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

Cit vs Dr. Sarjoo Parshad
2000 Latest Caselaw 1123 Del

Citation : 2000 Latest Caselaw 1123 Del
Judgement Date : 3 November, 2000

Delhi High Court
Cit vs Dr. Sarjoo Parshad on 3 November, 2000
Equivalent citations: 2001 118 TAXMAN 41 Delhi
Author: A Pasayat

JUDGMENT

Arijit Pasayat, C.J.

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

"Whether on the facts and in the circumstances of the case, and keeping in view the judgment in Garg & Co. v. CIT (1974) 97 ITR 639 (Del), the Tribunal was right in law in holding that the interest of Rs. 56,720, Rs. 39,037, Rs. 53,780 and for the assessment years 1962-63, 1963-64 and 1964-65 respectively levied under section 139 could be deleted under section 154 of the Income Tax Act, 1961 ?"

This judgment shall cover ITR Nos. 90 of 1980, 91 of 1980 and 92 of 1980 as the dispute involved is identical in all the three income-tax references.

2. Brief reference of the factual aspects would suffice :

2. Brief reference of the factual aspects would suffice :

The assessee did not file his returns of income under section 139(1) of the Act for the assessment years 1962-63 to 1964-65. Notices under section 139(2) were also not issued for these years. Action under section 147(a) was taken for all the three years and notices under section 148 were issued on 15-1-1973. In response to these notices, the assessee filed returns for the aforesaid assessment years, and assessments for all the three years were completed on 24-3-1973. Interest of Rs. 72,020 under section 139 was levied for the assessment year 1962-63 which was subsequently reduced to Rs. 56,720. Similarly for the assessment year 1963-64, interest of Rs. 69,538 was levied which was reduced to Rs. 53,780. For the assessment year 1964-65, interest was first levied at Rs. 56,438 which was later on reduced to Rs. 39,037. The assessee did not file appeals against the orders of assessment. Rectification application in terms of section 154 of the Act was filed on 15-4-1975 pleading that in view of this court's judgment in Garg & Co. v. CIT (1974) 97 ITR 639, no interest under section 139(1) was leviable and levy was a mistake apparent from the record. By orders dated 20-5-1975, the Income Tax Officer did not accept the assessee's submission. According to him, position of law regarding charging of interest under section 139 had undergone a change by amendment of section 139(8) with effect from 1-4-1972. Basic change that was brought about was that interest at specified rate was chargeable if return was filed later than the due date, irrespective of the fact whether any extension was granted by the Income Tax Officer or not. Appeals were preferred before the Appellate Assistant Commissioner. The assessee's stand before the Appellate Assistant Commissioner was that section 139(8)(a) was substituted by the Finance Act, 1972 with effect from 1-4-1972 and, therefore, these provisions were not retrospective. It was pleaded that position of law prior to the aforesaid amendment was that the interest for delayed returns could only be charged if extension of time had been sought by the assessee and the Income Tax Officer had granted the extension. The Appellate Assistant Commissioner held that the provisions of section 139(8)(a) were not retrospective. Reference was made to paragraphs 17 & 18 of the Explanatory Notes on the Taxation Laws (Amendment) Act, 1978. It was further held that in view of this court's judgment in Garg & Co.'s case (supra), interest under section 139(1) could not have been levied. He, therefore, held that applications under section 154 of the Act were acceptable. The revenue preferred appeals before the Tribunal. It was submitted that scope of rectification under section 154 was limited and any controversial issue would not come within the ambit of section 154. The Tribunal held that the decision of this court in Garg & Co.'s case (supra) was binding on Income Tax Officer and, therefore, interest could not have been charged. It upheld the order of the Appellate Assistant Commissioner. On being moved, reference as aforestated has been made.

3. We have heard the learned counsel for the revenue. There is no appearance on behalf of assessee when the matter was called in spite of service of notice. We need not go into the question whether the case at hand was one to which section 154 was applicable. It has to be noted that in the case of Ganesh Dass Sree Ram v. ITO (1988) 169 ITR 221 (SC), the Apex Court held that interest for delay in filing of return could be legally charged under proviso (iii) to section 139(1) where the return was filed voluntarily but after the due date and that an application for extension of time for filing of return was not a condition precedent for charging such interest. In CIT v. Garg & Co. (1989) 176 ITR 114 (SC), the decision in Garg & Co.'s case (supra) decided by this court, was held to be not in order. That being the position, the question whether section 154 had application is of academic interest. The question referred has to be answered in the negative in favour of the revenue and against the assessee.

3. We have heard the learned counsel for the revenue. There is no appearance on behalf of assessee when the matter was called in spite of service of notice. We need not go into the question whether the case at hand was one to which section 154 was applicable. It has to be noted that in the case of Ganesh Dass Sree Ram v. ITO (1988) 169 ITR 221 (SC), the Apex Court held that interest for delay in filing of return could be legally charged under proviso (iii) to section 139(1) where the return was filed voluntarily but after the due date and that an application for extension of time for filing of return was not a condition precedent for charging such interest. In CIT v. Garg & Co. (1989) 176 ITR 114 (SC), the decision in Garg & Co.'s case (supra) decided by this court, was held to be not in order. That being the position, the question whether section 154 had application is of academic interest. The question referred has to be answered in the negative in favour of the revenue and against the assessee.

References stand disposed of accordingly.

 
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