Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. K. Jagadeesan vs Central Board Of Direct Taxes & ...
1998 Latest Caselaw 177 Del

Citation : 1998 Latest Caselaw 177 Del
Judgement Date : 23 February, 1998

Delhi High Court
Dr. K. Jagadeesan vs Central Board Of Direct Taxes & ... on 23 February, 1998
Equivalent citations: (1998) 150 CTR Del 379
Author: R Lahoti

JUDGMENT

R.C. Lahoti, J.

By this petition under article 226 of the Constitution, the petitioner seeks quashing of the order dated 8-1-1997, passed by the Central Board of Direct Taxes, Delhi, communicated to the petitioner, by the Commissioner of Income Tax, Madras, whereby the petitioners request for compounding of the offences has been rejected by the Central Board of Direct Taxes, Delhi.

2.The petitioner is a doctor practicing at Chennai. He is also a share holder of a company. He derives income from business and profession. In the assessment year 1985-86, the return of income was due to be filed on 31-7-1985. The same was filed on 29-3-1988. A complaint under section 276CC of the Income Tax Act, 1961, was filed before the ACMM, EO(I), Madras. Vide judgment dated 19-4-1996, the petitioner was held guilty of the offence charged and sentenced to rigorous imprisonment for six months and to pay a fine of Rs. 10,000. The petitioner preferred an appeal to the court of Sessions Judge, Madras, and, vide judgment dated 12-8-1996, the petitioners conviction has been maintained though the sentence of imprisonment has been reduced to three months and fine maintained. The petitioner has filed a revision before the High Court of Madras which is pending (as stated by counsel for the petitioner at the time of hearing).

2.The petitioner is a doctor practicing at Chennai. He is also a share holder of a company. He derives income from business and profession. In the assessment year 1985-86, the return of income was due to be filed on 31-7-1985. The same was filed on 29-3-1988. A complaint under section 276CC of the Income Tax Act, 1961, was filed before the ACMM, EO(I), Madras. Vide judgment dated 19-4-1996, the petitioner was held guilty of the offence charged and sentenced to rigorous imprisonment for six months and to pay a fine of Rs. 10,000. The petitioner preferred an appeal to the court of Sessions Judge, Madras, and, vide judgment dated 12-8-1996, the petitioners conviction has been maintained though the sentence of imprisonment has been reduced to three months and fine maintained. The petitioner has filed a revision before the High Court of Madras which is pending (as stated by counsel for the petitioner at the time of hearing).

3. When the appeal was pending before the Sessions Judge, the petitioner moved a petition dated 2-7-1996 (Annexure P-1), before the Central Board of Direct Taxes, New Delhi, making a prayer "that the chairman may be pleased to compound the alleged offence under section 276CC of the Income Tax Act, 1961, at whatever reasonable amount the chairman deems fit." As already stated the prayer has been rejected and the rejection communicated to the petitioner by the Central Board of Direct Taxes, Delhi, through the Commissioner of Income Tax, Madras.

3. When the appeal was pending before the Sessions Judge, the petitioner moved a petition dated 2-7-1996 (Annexure P-1), before the Central Board of Direct Taxes, New Delhi, making a prayer "that the chairman may be pleased to compound the alleged offence under section 276CC of the Income Tax Act, 1961, at whatever reasonable amount the chairman deems fit." As already stated the prayer has been rejected and the rejection communicated to the petitioner by the Central Board of Direct Taxes, Delhi, through the Commissioner of Income Tax, Madras.

4. The relief sought for in the petition is calling for the impugned order dated 8-1-1997, passed by the Central Board of Direct Taxes and the records of the case and thereafter to quash the order dated 8-1-1997.

4. The relief sought for in the petition is calling for the impugned order dated 8-1-1997, passed by the Central Board of Direct Taxes and the records of the case and thereafter to quash the order dated 8-1-1997.

5. On behalf of the respondents, the maintainability of the petition itself has been objected to on the ground that the petition is entirely misconceived and certainly does not lie within the territorial jurisdiction of the High Court of Delhi. It was submitted that the authorities competent to compound are the Chief Commissioner of Income Tax or the Director of Taxes, both situated at Chennai, whom the petitioner did not even approach. He filed an ill-advised petition directly to the Central Board of Direct Taxes and having suffered its dismissal, has invoked the jurisdiction of the High Court at Delhi, within whose territorial jurisdiction, no cause of action has arisen to the petitioner.

5. On behalf of the respondents, the maintainability of the petition itself has been objected to on the ground that the petition is entirely misconceived and certainly does not lie within the territorial jurisdiction of the High Court of Delhi. It was submitted that the authorities competent to compound are the Chief Commissioner of Income Tax or the Director of Taxes, both situated at Chennai, whom the petitioner did not even approach. He filed an ill-advised petition directly to the Central Board of Direct Taxes and having suffered its dismissal, has invoked the jurisdiction of the High Court at Delhi, within whose territorial jurisdiction, no cause of action has arisen to the petitioner.

6. Learned counsel for the petitioner submitted that the Central Board of Direct Taxes has passed the impugned order dated 8-1-1997, at Delhi and in face of that order, no authority of the Income Tax Department subordinate to the Central Board of Direct Taxes would now entertain the petitioners prayer to compound. The petitioner has to seek quashing of the order of the Central Board of Direct Taxes for which purpose the petition filed at Delhi is competent.

6. Learned counsel for the petitioner submitted that the Central Board of Direct Taxes has passed the impugned order dated 8-1-1997, at Delhi and in face of that order, no authority of the Income Tax Department subordinate to the Central Board of Direct Taxes would now entertain the petitioners prayer to compound. The petitioner has to seek quashing of the order of the Central Board of Direct Taxes for which purpose the petition filed at Delhi is competent.

7. Having heard learned counsel for the parties, we are of the opinion that the petition is misconceived and certainly does not lie within the territorial jurisdiction of the Delhi High Court.

7. Having heard learned counsel for the parties, we are of the opinion that the petition is misconceived and certainly does not lie within the territorial jurisdiction of the Delhi High Court.

8. Sub-section (2) of section 279 of the Act provides that offence under this Chapter may, either before or after the institution of proceedings, be compounded by the Chief Commissioner or the Director-General. The Finance (No. 2) Act, 1991, has inserted an Explanation giving it retrospective operation with effect from 1-4-1962, which reads as under :

8. Sub-section (2) of section 279 of the Act provides that offence under this Chapter may, either before or after the institution of proceedings, be compounded by the Chief Commissioner or the Director-General. The Finance (No. 2) Act, 1991, has inserted an Explanation giving it retrospective operation with effect from 1-4-1962, which reads as under :

"For the removal of doubts, it is hereby declared that the power of the Board to issue orders, instructions or directions under this Act shall include and shall be deemed always to have included the power to issue instructions or directions (including instructions or directions to obtain the previous approval of the Board) to other Income Tax authorities for the proper composition of offences under this section."

9. Counsel for the petitioner submitted that the Board is competent to issue orders, instructions or directions to other Income Tax Authorities for the proper composition of offences under section 279 which power would enable the petitioner making a prayer to the Board for directing the Chief Commissioner or Director-General to compound the offence with which the petitioner was charged. The application should not have been rejected.

9. Counsel for the petitioner submitted that the Board is competent to issue orders, instructions or directions to other Income Tax Authorities for the proper composition of offences under section 279 which power would enable the petitioner making a prayer to the Board for directing the Chief Commissioner or Director-General to compound the offence with which the petitioner was charged. The application should not have been rejected.

10. The background in which the Explanation above said came to be appended to section 279 is not clear. However, the very language employed in Explanation reveals that the amendment is clarificatory and declaratory in nature. Some doubts must have been expressed if the power of the Board to issue orders, instructions or directions under the Act (obviously referable to section 119(1) of the Act), included the power to issue instructions or directions for the proper composition of offences under section 279. The doubts have been removed by declaring that such power was so included and thereby setting at rest the doubts, if any. The Explanation is thus in the nature of a proviso to section 279(2) of the Act as held in Y.P. Chawla v. M.P. Tiwari (1992) 195 ITR 607 (SC), and has also to be read as clarificatory and declaratory of the scope of power of the Board amanting from section 119.

10. The background in which the Explanation above said came to be appended to section 279 is not clear. However, the very language employed in Explanation reveals that the amendment is clarificatory and declaratory in nature. Some doubts must have been expressed if the power of the Board to issue orders, instructions or directions under the Act (obviously referable to section 119(1) of the Act), included the power to issue instructions or directions for the proper composition of offences under section 279. The doubts have been removed by declaring that such power was so included and thereby setting at rest the doubts, if any. The Explanation is thus in the nature of a proviso to section 279(2) of the Act as held in Y.P. Chawla v. M.P. Tiwari (1992) 195 ITR 607 (SC), and has also to be read as clarificatory and declaratory of the scope of power of the Board amanting from section 119.

11. Section 119, as it stands, contemplates orders, instructions and directions to the Income Tax authorities being issued by the Board for the proper administration of the Act. They are the policy decisions and thus of general nature which are covered by section 119(1). The proviso makes it clear that the Board does not have power to circumvent the statutory powers or discretion of an Income Tax Authority by reference to a particular assessment or a particular case. The only cases in which the orders touching any individual case can be issued are provided by clauses (b) and (c) of sub-section (2) (as it now stands). They are for avoiding genuine hardship occasioned by righurous application of the rule of limitation in specified matters and for avoiding genuine hardship in any case, by relaxing any requirement contained in any of the provisions of Chapter IV or VIA relating to deduction claimed thereunder. The categories of such "any case" do not cover the cases of prosecution and composition.

11. Section 119, as it stands, contemplates orders, instructions and directions to the Income Tax authorities being issued by the Board for the proper administration of the Act. They are the policy decisions and thus of general nature which are covered by section 119(1). The proviso makes it clear that the Board does not have power to circumvent the statutory powers or discretion of an Income Tax Authority by reference to a particular assessment or a particular case. The only cases in which the orders touching any individual case can be issued are provided by clauses (b) and (c) of sub-section (2) (as it now stands). They are for avoiding genuine hardship occasioned by righurous application of the rule of limitation in specified matters and for avoiding genuine hardship in any case, by relaxing any requirement contained in any of the provisions of Chapter IV or VIA relating to deduction claimed thereunder. The categories of such "any case" do not cover the cases of prosecution and composition.

12. The Explanation to section 279 read with section 119 does not empower the Board to issue order, instruction or direction to compound in an individual case. The power can be exercised only for the purpose of laying down policy or general guidelines.

12. The Explanation to section 279 read with section 119 does not empower the Board to issue order, instruction or direction to compound in an individual case. The power can be exercised only for the purpose of laying down policy or general guidelines.

13. We are, therefore, of the opinion that the petitioners effort at directly approaching the Central Board of Direct Taxes for issuance of order, instruction or direction so as to compound his prosecution was entirely misconceived. No fault can be found with the Board having turned down the petitioners such attempt. The petitioner would have been better advised to approach the Chief Commissioner or the Director-General as contemplated by section 279(2). Any communication between any of them and the Board would have been an internal matter between the two. The petitioner is still at liberty to approach the Chief Commissioner or the Director-General which he does not appear to have done so far.

13. We are, therefore, of the opinion that the petitioners effort at directly approaching the Central Board of Direct Taxes for issuance of order, instruction or direction so as to compound his prosecution was entirely misconceived. No fault can be found with the Board having turned down the petitioners such attempt. The petitioner would have been better advised to approach the Chief Commissioner or the Director-General as contemplated by section 279(2). Any communication between any of them and the Board would have been an internal matter between the two. The petitioner is still at liberty to approach the Chief Commissioner or the Director-General which he does not appear to have done so far.

14. Learned counsel for the petitioner submitted that once the Board has turned down his petition under section 279, howsoever misconceived it might have been, no Income Tax Authority subordinate to the Board would have power to entertain the petitioners prayer for compounding in face of the order of the Central Board of Direct Taxes and, therefore, the court may at least quash the order of the Central Board of Direct Taxes as uncalled for. The contention cannot be entertained even for a moment for two reasons. Firstly, the petitioner has to thank himself for having invited the pronouncement of the Central Board of Direct Taxes. Secondly, the cause of action to the petitioner has arisen only at Chennai. If the Chief Commissioner or the Director-General decline the petitioners prayer for compounding on the ground of the order of the Central Board of Direct Taxes, then he may file an appropriate writ petition in Chennai and therein lay a challenge to the order of the Central Board of Direct Taxes as well. However, we express no opinion thereon.

14. Learned counsel for the petitioner submitted that once the Board has turned down his petition under section 279, howsoever misconceived it might have been, no Income Tax Authority subordinate to the Board would have power to entertain the petitioners prayer for compounding in face of the order of the Central Board of Direct Taxes and, therefore, the court may at least quash the order of the Central Board of Direct Taxes as uncalled for. The contention cannot be entertained even for a moment for two reasons. Firstly, the petitioner has to thank himself for having invited the pronouncement of the Central Board of Direct Taxes. Secondly, the cause of action to the petitioner has arisen only at Chennai. If the Chief Commissioner or the Director-General decline the petitioners prayer for compounding on the ground of the order of the Central Board of Direct Taxes, then he may file an appropriate writ petition in Chennai and therein lay a challenge to the order of the Central Board of Direct Taxes as well. However, we express no opinion thereon.

15. The petition is dismissed as we find the petitioner not entitled to any relief within the territorial jurisdiction of this court.

15. The petition is dismissed as we find the petitioner not entitled to any relief within the territorial jurisdiction of this court.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter