Citation : 2025 Latest Caselaw 86 Cal/2
Judgement Date : 6 May, 2025
1
2025:CHC-OS:65-DB
IN THE HIGH COURT AT CALCUTTA
CIVIL APPELLATE JURISDICTION
ORIGINAL SIDE
PRESENT :
THE HON'BLE CHIEF JUSTICE T.S SIVAGNANAM
And
THE HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
ITAT/241/2024
IA NO: GA/2/2024
PRINCIPAL COMMISSIONER OF INCOME TAX 9 KOLKATA
VS
P L GOENKA HUF
For Appellant : Mr. Tilak Mitra, Advocate
Mr. Prithu Dudhoria, Advocate
For Respondent : None
Heard on : May 6, 2025 Judgment on : May 6, 2025
1. T.S. SIVAGNANAM, CJ : This appeal filed by the revenue under Section
260A of the Income Tax Act, 1961 (the Act) is directed against the order
dated February 09, 2024 passed by the Income Tax Appellate Tribunal
"SMC" Bench, Kolkata (the Tribunal) in ITA/412/Kol/2023 for the
assessment year 2013-14.
2. The revenue has raised the following substantial questions of law for
consideration :
(a) Whether on the facts and in the circumstances of the case and in law
the Learned Income Tax Appellate Tribunal (ITAT) was justified in law
2025:CHC-OS:65-DB
by not considering the fact that entire transactions were stage managed
with object to facilitate the assessee to plough back its unaccounted
income in the form of fictitious Long Term Capital Gains and claim of
bogus exemption?
(b) Whether on the facts and in the circumstances of the case and in law
the Learned Income Tax Appellate Tribunal (ITAT) was justified in law
by not considering the fact that assessee had indulged in manipulation
of the share prices of penny stock M/s. Tuni Textiles Mils Ltd with an
intention to record fictitious long Term Capital Gains of Rs.5,36,750/-
claiming these as exempt from taxation?
(c) Whether on the facts and in the circumstances of the case and in law
the Learned Income Tax Appellate Tribunal (ITAT) was justified in law
by not considering the fact brought on record establishing manipulation
of share prices of penny stock M/s. Tuni Textile Mills Ltd as part of
colourable device to generate fictitious LTCG with the aim to evade
taxes due?
(d) Whether on the facts and in the circumstances of the case and in law
the Learned Income Tax Appellate Tribunal (ITAT) was justified in law
by not considering the fact that the "tangible information for the
purpose of reassessment contemplated under Section 147 of the Act
would include "borrowed information" and the same ought not to be
mistaken with "borrowed satisfaction" as there exists a striking
distinction between the two concepts. Hence, conclusion arrived at by
2025:CHC-OS:65-DB
the Assessing Officer based upon his own satisfaction drawn from the
information received from the investigation wing cannot be said to be
borrowed satisfaction?
(e) Whether on the facts and in the circumstances of the case and in law
the Learned Income Tax Appellate Tribunal (ITAT) was justified in law
by not considering the views taken by Hon'ble Supreme Court in
Assistant CIT v. Rajesh Jhaveri Stock Broker Pvt. Ltd. (2008) 14 SCC
208 that the Assessing Officer can be said to have reason to believe
that income has escaped assessment, if he has a cause or justification
to know, or suppose, that income has escaped assessment. The
expression cannot be read to mean that the Assessing Officer should
have finally ascertained the fact by legal evidence or conclusion?
3. We have heard Mr. Tilak Mitra, learned senior standing Counsel assisted by
Mr. Prithu Dudheria for the appellant/revenue
4. The notice sent to the respondent/assessee was served on 1 st October,
2024 as per the track information filed along with the affidavit of service
but none appears for the respondent/assessee.
5. We have elaborately heard the learned senior standing counsel appearing
for the appellant/revenue and carefully perused the materials placed on
record and the reasoning given by the learned Tribunal. The appeal was
filed by the assessee before the learned Tribunal challenging the order
passed by the National Faceless Appeal Centre (NFAC) dated 12 th April,
2023. By the said order the appellate authority confirmed the findings
2025:CHC-OS:65-DB
recorded by the assessing officer in the assessment order dated 25.09.2021
passed under Section 147 read with Section 144B of the Act. Before the
learned Tribunal the assessee contended that the assessing officer has only
acted on the information received from the investigation wing and has not
recorded his satisfaction nor did any exercise to examine the transactions
done by the assessee before recording the reasons for reopening. The
learned Tribunal did not go into the merits of the matter but relied upon
instruction given by the CBDT dated 10 th January, 2018 which deals with
standard procedure for recording satisfaction under Section 147 of the Act.
After referring to the said instruction, the Tribunal came to the conclusion
that the assessing officer has not adhered to the standard procedures as he
has only referred to the information received from the investigation wing
and the assessee is stated to be one of the beneficiaries for receiving
accommodation entry to avail bogus short term capital gains and that it is
incumbent upon the assessing officer after receiving information from the
investigation wing, he should have examined the return filed by the
assessee and the information vis-à-vis the computation of income and then
forms an opinion that income has escaped assessment to tax. The Tribunal
held that the assessing officer has not applied his mind for reopening the
case that too after four years as the assessee has furnished all details of the
alleged transaction in his income tax return and has not adhered to the
standard operating procedure.
6. The learned Tribunal referred to a decision of the Coordinate Bench of the
Tribunal in the case of Jai Prakash Gupta Vs. ITO in ITA
2025:CHC-OS:65-DB
No.2142/Kol/2019 dated 18.06.2021 for the assessment year 2013-14 and
held that the reopening was bad in law and, accordingly, allowed the
assessee's appeal.
7. The Revenue being aggrieved by such order are before us by way of this
present appeal.
8. The first aspect which we need to point out is with regard to the effect of
the CBDT instruction. Admittedly, the CBDT instruction is a guiding note
for the assessing officer and not for the assessee. If such is the position,
what could be the effect for such standard operating procedure. The said
procedure cannot be taken to be a rule or a regulation or a mandatory
direction but it is to guide the assessing officer to proceed in a particular
fashion while recording satisfaction under Section 147 of the Act.
Therefore, the Tribunal, in our view, committed an error too by elevating
the status of an instruction which is issued for the guidance of the
assessing officer to be taken as a rule or a regulation which would also be
binding on the assessee.
9. Before we examine the correctness of the decision of the Tribunal, we take
note of the decision of the Hon'ble Supreme Court in Assistant
Commissioner of Income Tax Vs. Rajesh Jhaveri Stock Brokers Private
Limited reported in (2008)14 SCC 208. The Hon'ble Supreme Court held
that Section 147 authorises and permits the assessing officer to assess or
reassess income chargeable to tax if he has reason to believe that income
for any assessment year has escaped assessment. It was further pointed
2025:CHC-OS:65-DB
out that the word "reason" in the phrase "reason to believe" would mean
cause or justification; if the assessing officer has cause or justification to
know or suppose that income had escaped assessment, it can be said to
have reason to believe that an income had escaped assessment. It was
further held that the expression cannot be read to mean that the assessing
officer should have finally ascertained the fact by legal evidence or
conclusion and that the function of the assessing officer is to administer
the statute with solicitude for the public exchequer with an inbuilt idea of
fairness to taxpayers. Further, a reference was made to the decision in the
case of Central Provinces Manganese Ore Co. Ltd. Vs. ITO reported in
(1991) 4 SCC 166 and it was held that at the initiation stage, what is
required is "reason to believe", but not the established fact of escapement of
income. Further, at the stage of issue of notice, the only question is
whether there was relevant material on which a reasonable person could
have formed a requisite belief; whether the materials would conclusively
prove the escapement is not the concern at that stage since the formation of
belief by the assessing officer is within the realm of subjective satisfaction.
It was further held so long as the ingredients of Section 147 are fulfilled,
the assessing officer is free to initiate proceeding under Section 147 and
failure to take steps under Section 143(3) will not render the assessing
officer powerless to initiate reassessment proceedings even when intimation
under Section 143(1) had been issued.
10. Bearing the above legal principles, we proceed to examine the facts of the
present case qua the findings recorded by the learned Tribunal for allowing
2025:CHC-OS:65-DB
the assessee's appeal. As mentioned above, the learned Tribunal was of the
view that the assessing officer has not formed an opinion and he has
mechanically followed the report of the investigation wing.
11. We have carefully perused the assessment order dated 25.09.2021. In
paragraph 2, the assessing officer sets out the information received from
the investigation wing vide letter dated 6.3.2020. It is not in dispute that
the assessee's name also figures in the information furnished by the
investigation wing. After setting out those details the assessing officer has
taken note of the return filed by the assessee dated 21.10.2020 and
thereafter issued notice under Section 143(2) of the Act. In paragraph 3,
the assessing officer has discussed the entire facts relating to the
transactions done by the assessee in respect of purchase of shares of M/s.
Tuni Textiles Mills Ltd. and noted that the value of the shares of the
assessee is almost 4.5 times in a span of one year and 2 months resulting
in huge capital gains to the assessee. Thereafter, the assessing officer has
verified the contract note and the share certificate submitted by the
assessee and other details of the transactions done by the assessee as well
as the details furnished in the return of income and then has stated that
the facts and circumstances surrounding the transaction of shares of M/s.
Tuni Textiles Mills Ltd. and subsequent earning of exempt LTCG by the
assessee through the transaction in the said shares clearly indicate that the
claim of the assessee regarding earning of significant LTCG exempt under
Section 10(38) requires deeper investigation and analysis to uncover the
real nature of the alleged regular/prudent transaction. Thereafter, the
2025:CHC-OS:65-DB
assessing officer has taken note of the background of the investigation done
by the department, discussed about the background of the company
namely M/s. Tuni Textiles Mills Ltd. and taken note of the profit and loss
account of the said company and its balance sheet, asset dt. March 31,
2012, statement of cash flow for the year ended 31.03.2012 and come to
the conclusion that the fundamentals of the company are very weak and it
clearly indicates that abnormal price rise in the shares of the company is
not natural or normal but artificially manipulated. Further, noting the
financial strength of the said company the assessing officer has noted that
the price of the shares rose astronomically during the period May 2010 to
March, 2011 from Rs.16/- to Rs. 271/-. With all these details, show cause
notice was issued to the assessee on 03.09.2021 for which the assessee
submitted their reply on 10.09.2021 and the assessing officer took into
consideration the stand taken by the assessee in their reply and has
recorded reasons to hold that the assessee has failed to discharge the onus
and, therefore, the only escapable conclusion is that numerous individual
assessees have taken entry to LTCG by paying its unaccounted money.
Furthermore, that the transaction in shares of M/s. Tuni Textiles Mills Ltd.
by the assessee was a pre-arranged transaction in the form of
accommodation entry managed through collusive transactions by group of
entry operators and shell entities. Thereafter the assessing officer has
taken note of the various decisions, namely, CIT Vs. Durga Prasad More
reported in (1971) 82 ITR 540(SC), Sumati Dayal Vs. Commissioner of
Income Tax reported in (1995) 214 ITR 801 (SC), applied the test of
2025:CHC-OS:65-DB
human probabilities as propounded in the said decisions and then
completed the assessment and has pointed out that before finalizing the
assessment a final show cause notice was issued on 18.09.2021 for which
the assessee submitted reply on 22.09.2021 and the said reply was also
considered and the assessing officer has pointed out that the assessee has
not submitted any new evidence in response to the show cause notice.
Therefore, the learned Tribunal committed an error in coming to a
conclusion that the assessing officer has not applied his mind for reopening
the assessment under Section 147 of the Act.
12. That apart, the learned Tribunal has not examined the reasons set out by
the appellate authority which has re-examined the factual position, taken
note of the grounds raised by the assessee and their oral submissions and
has in detail discussed about the lowering of funds and how the funds
reached the concerned beneficiaries and has factually found that the
assessee is one of the beneficiaries who received accommodation entry
which was used to avail bogus LTCG/STCL. The various decisions of the
Hon'ble Supreme Court were taken into consideration and the appeal was
dismissed. Therefore, we find that the learned Tribunal committed a
serious factual error in coming to the conclusion that there was no
application of mind of the assessing officer and erroneously elevated the
status of CBDT which is meant as a guiding note of the assessing officer to
have an effect of regulation. Therefore, the order impugned in this appeal
deserves to be quashed.
2025:CHC-OS:65-DB
13. Accordingly, the appeal filed by the revenue is allowed and the substantial
questions of law raised by the revenue are answered in favour of the
revenue.
14. The appeal and the connected application stand disposed of.
(T.S. SIVAGNANAM) CHIEF JUSTICE I agree.
(CHAITALI CHATTERJEE (DAS), J.)
S.Pal/mg AR[CR]
2025:CHC-OS:65-DB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!