Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs Smt. Prem Lata Bajpai
2000 Latest Caselaw 554 Del

Citation : 2000 Latest Caselaw 554 Del
Judgement Date : 3 July, 2000

Delhi High Court
Commissioner Of Income Tax vs Smt. Prem Lata Bajpai on 3 July, 2000
Equivalent citations: (2000) 162 CTR Del 85
Author: C Arijit Pasayat

JUDGMENT

Arijit Pasayat, C. J.

Heard.

At the instance of revenue, under section 256(1) of the Income Tax Act, 1961 (hereinafter referred to as 'the Act') the Income Tax Appellate Tribunal, Delhi Bench-B (hereinafter referred to as the 'Tribunal') has referred following question for opinion of this court :

"Whether, on the facts and in the circumstances of the case the Tribunal was correct in deleting the penalty of Rs. 10,000 levied by the IAC under section 271(1)(c)?"

2. Factual position in a nutshell is as follows : For the assessment year 1973-74, assessee filed its return of income on 16-8-1973, disclosing income of Rs. 19,887. By a revised return, filed on 29-9-1976, it was shown at Rs. 47,834 which included Rs. 10,000 on account of shares allotted otherwise than for cash in Doburg Lager Breweries (P) Ltd. The assessing officer treated the sum of Rs. 10,000 as income from undisclosed sources and initiated penalty proceedings. The Inspecting Assessing Commissioner (hereinafter referred to as the 'Inspecting Assistant Commissioner') levied penalty of Rs. 10,000 under section 271(1)(c) of the Act by order, dated 29-8-1978. Same was challenged before Tribunal by assessee. Tribunal held that the Inspecting Assistant Commissioner had no jurisdiction to impose the penalty, by its order, dated 28-1-1981. No decision was rendered on other grounds. Subsequently, an application was filed by the assessee, which was treated as miscellaneous petition, with the request for taking up the case on merits also. By order, dated 27-2-1982, the Tribunal disposed of that application and decided the other grounds in favour of the assessee.

2. Factual position in a nutshell is as follows : For the assessment year 1973-74, assessee filed its return of income on 16-8-1973, disclosing income of Rs. 19,887. By a revised return, filed on 29-9-1976, it was shown at Rs. 47,834 which included Rs. 10,000 on account of shares allotted otherwise than for cash in Doburg Lager Breweries (P) Ltd. The assessing officer treated the sum of Rs. 10,000 as income from undisclosed sources and initiated penalty proceedings. The Inspecting Assessing Commissioner (hereinafter referred to as the 'Inspecting Assistant Commissioner') levied penalty of Rs. 10,000 under section 271(1)(c) of the Act by order, dated 29-8-1978. Same was challenged before Tribunal by assessee. Tribunal held that the Inspecting Assistant Commissioner had no jurisdiction to impose the penalty, by its order, dated 28-1-1981. No decision was rendered on other grounds. Subsequently, an application was filed by the assessee, which was treated as miscellaneous petition, with the request for taking up the case on merits also. By order, dated 27-2-1982, the Tribunal disposed of that application and decided the other grounds in favour of the assessee.

3. In view of the factual position highlighted above and decision of the Apex Court in CIT v. Dhadi Sahu. (1993) 199 ITR 610 (SC) the Tribunal was right in holding that the Inspecting Assistant Commissioner did not have jurisdiction to impose penalty. That being the position there is no necessity for deciding the question as to whether on merits also the assessee was entitled to any relief. The question is accordingly answered in the affirmative i.e., in favour of the assessee and against the revenue.

3. In view of the factual position highlighted above and decision of the Apex Court in CIT v. Dhadi Sahu. (1993) 199 ITR 610 (SC) the Tribunal was right in holding that the Inspecting Assistant Commissioner did not have jurisdiction to impose penalty. That being the position there is no necessity for deciding the question as to whether on merits also the assessee was entitled to any relief. The question is accordingly answered in the affirmative i.e., in favour of the assessee and against the revenue.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter