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

The Commissioner Of Income Tax, ... vs Banwari Lal & Sons (P) Ltd., Delhi
2002 Latest Caselaw 471 Del

Citation : 2002 Latest Caselaw 471 Del
Judgement Date : 22 March, 2002

Delhi High Court
The Commissioner Of Income Tax, ... vs Banwari Lal & Sons (P) Ltd., Delhi on 22 March, 2002
Author: S Sinha
Bench: S Sinha, A Sikri

JUDGMENT

S.B. Sinha, C.J.

1. The question, which has been referred for opinion of this Court in these references at the instance of the Revenue under Section 256(1) of the Income Tax Act, 1961 (in short, 'the Act') by the Income Tax Appellate Tribunal, Delhi Bench 'D', Delhi (in short, 'the Tribunal'), is as under :-

"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in confirming the order of the Commissioner of Income-tax (A) in annulling the re-assessments for the assessment years 1961-62 to 1969-70 framed by the Income-tax Officer Under Section 147(a) of the Income-tax Act, 1961 for bringing to tax as income of the assessed company under the head "income from house property", in terms of the enhanced compensation in pursuance of the order of the Appellate Assistant Commissioner for the assessment year 1974-75?"

2. The relevant assessment years are 1961-62 to 1969-70. The assessed is a private limited company. Its main source of income was letting out of immovable properties including one situated at 6, Ansari Road, Daryaganj, Delhi.

3. The said property was requisitioned for public purposes by the Delhi Administration on 13.03.1959. A compensation of Rs. 3,212.50 per month was offered to assessed, whereas the claim of the assessed therefore was Rs. 10,000/- per month.

4. The matter was referred to an arbitrator appointed under Section 8(b) of the Requisitioning & Acquisition of Immovable Property Act, 1952. A monthly compensation of Rs. 4,68/- was fixed by the arbitrator w.e.f. 30.03.1959 by reason of his award.

5. The additional amount of Rs. 1,406/- per month was thus taken into consideration for computing total income by the Income Tax Officer (in short, 'ITO') for completing the assessments for the assessment years 1960-61 to 1965-66.

6. The assessed, however, being not satisfied with the award of the arbitrator, preferred an appeal thereagainst before this Court, wherein by a judgment dated 08.12.1971 the amount of compensation was enhanced to Rs. 6,423/- per month.

7. Pursuant to and in furtherance of the said judgment, the assessed during the assessment year 1973-74 received a sum of Rs. 2,88,766/- for the period from 13.03.1959 to 31.10.1972.

8. For the assessment year 1973-74, ITO took into account the sum of Rs. 21,180/- being the excess amount at the rate of Rs. 1,805/- per month for the period of 01.11.1971 to 31.12.1972. The balance amount of Rs. 2,67,596/- was taxed by ITO in the assessment years 1974-75 under the head "income from other sources".

9. An appeal thereagainst was filed by the assessed before Appellate Assistant Commissioner (in short, 'the AAC'). AAC in his order dated 15.03.1979 made observations to the effect that ITO was not right in assessing the amount of Rs. 2,67,596/- as "income from other sources". He purported to have directed ITO by reason of the said order that the assessed be assessed under the head "income from house property" in the respective assessment years.

10. The Revenue took two different proceedings in relation to the said order. On the one hand, the said decision was questioned in appeal before the Tribunal and on the other hand, a proceeding under Section 147(a) of the Act for reopening the assessment proceedings had also been started.

11. Section 147(a) of the Act as it stood on 01.05.1973 is as follows:-

Section 147 Income escaping assessment

(a) the Assessing Officer has reason to believe that, by reason of the omission or failure on the part of an assessed to make a return under Section 139 for any assessment year to the Assessing Officer or to disclose fully and truly all material facts necessary for his assessment for that year, income chargeable to tax has escaped assessment for that year;"

12. Section 149 of the Act as it stood on 01.05.1973 is as follows:-

"Section 149 : Time limit for notice

(1) No notice under Section 148 shall be issued for the relevant assessment year,--

(a) in a case where an assessment under Sub-section (3) of Section 143 or Section 147 has been made for such assessment year,--

(i) if four years have elapsed from the end of the relevant assessment year, unless the case falls under Sub-clause (ii) or Sub-clause (iii);

(ii) if four years, but not more than seven years, have elapsed from the end of the relevant assessment year unless the income chargeable to tax which has escaped assessment amounts to or is likely to amount to rupees fifty thousand or more for that year;

(iii) if seven years, but not more than ten years, have elapsed from the end of the relevant assessment year, unless the income chargeable to tax which has escaped assessment amounts to or is likely to amount to [rupees one lakh] or more for that year;

(b) in any other case,-

(i) if four years have elapsed from the end of the relevant assessment year, unless the case falls under Sub-clause (ii) or sub-clause (iii);

(ii) if four years, but not more than seven years have elapsed from the end of the relevant assessment year, unless the income chargeable to tax which has escaped assessment amounts to or is likely to amount to rupees twenty-five thousand or more for that year;

(iii) if seven years, but not more than ten years, have elapsed from the end of the relevant assessment year, unless the income chargeable to tax which has escaped assessment amounts to or is likely to amount to rupees fifty thousand or more for that year.

Explanation.--In determining income chargeable to tax which has escaped assessment for the purposes of this sub-section, the provisions of Explanation 2 of section 147 shall apply as they apply for the purposes of that section.

[w.e.f.1-6-200]

(a) if your years have elapsed from the end of the relevant assessment year, unless the case falls under Clause (b);

(b) if four years, but not more than six years, have elapsed from the end of the relevant assessment year unless the income chargeable to tax which has escaped assessment amounts to or is likely to amount to one lakh rupees or more for that year.

(2) The provisions of Sub-section (1) as to the issue of notice shall be subject to the provisions of Section 151.

(3) If the person on whom a notice under Section 148 is to be served is a person treated as the agent of a non- resident under Section 163 and the assessment reassessment or recomputation to be made in pursuance of the notice is to be made on him as the agent of such non- resident, the notice shall not be issued after the expiry of a period of two years from the end of the relevant assessment year.

Time limit for issue of notice under Section 148 :

Up to four years from the end of the relevant assessment year Beyond four years, but up to seven years from the end of the relevant assessment year Beyond seven years but up to ten years from the relevant assessment year

In cases subjected to scrutiny by way of assessment u/s 143(3) or 147 If the escaped income is less than Rs.

50,000 If the escaped income is Rs. 50,000 or more, but less than Rs. 1 lakh If the escaped income is Rs.1,00,000 or more

In other cases If the escaped income is less than Rs.

25,000 If the escaped income is Rs.25,000 or more hut less than Rs.50,000 If the escaped income is Rs.50,000 or more

13. However, provisions contained in Section 150 of the Act, which contains a non-obstante clause, deal with the situation apart from that provided for in Section 149 of the Act. In terms of Sub-section (2) of Section 150 of the Act, the provisions as regard limitation would not apply in a case where a direction had been issued. However, it is not in dispute that if there was no such direction, Section 150(2) of the Act will have no application.

14. As noticed hereinbefore, the Revenue had preferred an appeal against the order of AAC. The assessed had also filed a cross appeal against the said decision. By an order dated 22.04.1981, the learned Tribunal dealt with the directions purported to have been issued by AAC as regards the said sum of Rs. 2,67,596/- by treating the same as "income from house property" and held:-

"12. Before closing, we would like to say a word about the direction of the learned Appellate Assistant Commissioner to the Income-tax Officer to bring the amount in question to tax under the head "income from house property" in the respective assessment years to which the income relates. This direction of the learned Appellate Assistant Commissioner has to be construed in the light of the decision of the Supreme Court in the case of Rajinder Nath v. C.I.T. 120 I.T.R.17. It was not at all necessary for the disposal of the assessed's appeal for this year to give such a direction and, therefore, the same could not be treated as a direction given by the learned Appellate Assistant Commissioner as contemplated in Section 153(3)(ii). It should be taken to mean that the learned Appellate Asstt. Commissioner directed the Income-tax Officer to take proper action according to law to consider the amount in question in the respective assessment years in the computation of income from house property."

15. In view of the aforementioned finding of the Tribunal to the effect that as there was no direction by the Appellate Authority, the reassessment proceedings could not have been initiated having regard to the provisions of Section 153(3)(ii) of the Act.

16. However, against the order of the Commissioner of Income Tax (Appeals) (in short, 'CIT (A)'), the Department filed a second appeal before the Tribunal. The Tribunal upheld the findings of CIT (A) to the effect that the reassessment proceedings for the assessment years 1961-62 to 1969-70 were initiated validly and hence they had rightly been cancelled by CIT (A).

17. We, therefore, are of the opinion that the premise whereupon ITO had assumed jurisdiction in initiating the reassessment proceedings for the relevant years was erroneous.

18. In view of the directions of the Tribunal that it was not necessary for AAC to issue the impugned direction, it must be held that CIT (A) proceeded on a wrong assumption that the direction issued by AAC was valid.

19. In that view of the matter, it was not a case where the provisions of Section 150 of the Act were applicable.

20. We, therefore, are of the opinion that the learned Tribunal was correct in passing the impugned dated order 22.04.1981.

21. Thus the answer to the question referred must, therefore, be answered in the affirmative, in favor of the assessed and against the Revenue.

22. These references are accordingly disposed of.

 
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