Citation : 2010 Latest Caselaw 3089 Del
Judgement Date : 5 July, 2010
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 05.07.2010
+ ITA 884/2009
RAJAN GUPTA ..... Appellant
versus
COMMISSIONER OF INCOME TAX ..... Respondent
Advocates who appeared in this case:
For the Appellant : Mr M.P. Rastogi with Mr R. Kumar and Mr K.N. Ahuja For the Respondent : Ms Prem Lata Bansal CORAM:- HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may be allowed to see the judgment ? Yes
2. To be referred to the Reporter or not ? Yes
3. Whether the judgment should be reported in Digest ? Yes
BADAR DURREZ AHMED, J
1. This is an appeal under Section 260A of the Income-tax Act,
1961 (hereinafter referred to as ‗the said Act') and it arises out of the order
dated 30.01.2009 passed by the Income-tax Appellate Tribunal in ITA
385/Del/05 in respect of the block period 01.04.1990 to 18.01.2001. The
following substantial questions of law arise for consideration in this
appeal:-
―1. Whether, in the facts and circumstances of the case, the notice under Section 143(2) of the Income Tax Act, 1961 was issued beyond the prescribed period of limitation and as a
consequence thereof the block assessment order under 158 BC(c) of the said Act was bad in law ?
2. Whether, if the notice under Section 143(2) of the Income Tax Act, 1961 is held to have been issued within time, the block assessment order dated 30.07.2004 was barred by limitation?‖
2. To appreciate the pleas taken by the parties, it would be
necessary to set down the factual position. A search was conducted on
18.01.2001 and it was said to have been completed in March 2001. The
notice under Section 158BC of the said Act was served on the assessee on
03.12.2001 and the assessee filed the return on 31.12.2002. According to
the learned counsel for the assessee / appellant, the notice under Section
143(2) of the said Act read with the provisions of Section 158BC(b) could
have been issued by 31.12.2003, i.e., within the period of twelve months
from the end of the month in which the return was filed. The return having
been filed on 31.12.2002, according to the learned counsel for the appellant,
the notice under Section 143(2) ought to have been issued by 31.12.2003.
The learned counsel further submitted that the notice under Section 143(2)
was, in fact, issued much later, i.e., on 05.07.2004. The block assessment
order under Section 158BC (c) was also passed later, on 30.07.2004, when,
in fact, according to the provisions of Section 158BE, the order should have
been passed by 31.01.2003.
3. The learned counsel for the appellant / assessee referred to a
decision of this court in the case of Commissioner of Income-tax v. Pawan
Gupta: 318 ITR 322 and submitted that the issuance of a notice under
Section 143(2) was mandatory even in respect of the proceedings under
Section 158BC. He also referred to the recent decision of the Supreme
Court in the case of Assistant Commissioner of Income-tax and Anr. v.
Hotel Blue Moon: 321 ITR 362 (SC) which held that the notice under
Section 143(2) of the said Act was a mandatory requirement in case the
Assessing Officer disagreed with the return filed by the assessee pursuant to
the notice under Section 158BC. The Supreme Court also held that it was
not merely a procedural requirement, but it was mandatory that the notice
under Section 143(2) ought to be issued within the period of limitation. In
case it is not so done, then the assessment following such notice would be
bad in law. The learned counsel for the appellant / assessee, therefore,
contended that since the notice under Section 143(2) had been issued
beyond the time prescribed under the said Act, the block assessment order
dated 30.07.2004 was bad in law. He also submitted that, in any event, the
block assessment order was beyond time in itself inasmuch as the last date
for framing the assessment under Section 158BC(c) was 31.03.2003 in view
of the provisions of Section 158BE.
4. Ms Bansal, appearing on behalf of the revenue, contended that
an important circumstance has been left out by the learned counsel for the
appellant / assessee and that is the filing of an application by the assessee
before the Settlement Commission under Section 245C of the said Act.
Such an application had been filed by the appellant / assessee on 10.01.2003
and the same had been rejected by the Settlement Commission by passing an
order under Section 245 D(1) of the said Act on 25.05.2004 which was
received by the Commissioner of Income-tax on 03.06.2004. Consequently,
she placed reliance on clause (iv) of Explanation 1 to Section 158BE to
submit that the period between 10.01.2003 and 03.06.2004 has to be
excluded in computing the period of limitation for completion of the
assessment proceedings. She submitted that if this exclusion is granted,
then the revenue would, in the minimum, have at least 60 days time to
complete the same after the order under Section 245D(1) is received by the
Commissioner. The assessment proceedings were completed on 30.07.2004
and, therefore, in view of the said provisions with regard to exclusion of
time, the block assessment had been completed within time. She also
submitted with reference to the decision of the Supreme Court in the case of
Auto & Metal Engineers and Ors. v. Union of India (UOI) and Ors.: 229
ITR 399 (SC) that the notice under Section 143(2) was an integral part of
the assessment itself and once there is exclusion of time for making an
assessment order and completing the assessment, the exclusion of time
would also be applicable to the issuance of a notice under Section 143(2).
5. That learned counsel for the appellant / assessee, in rejoinder,
drew our attention to the Supreme Court decision in the case of CIT v.
Hindustan Bulk Carriers: 259 ITR 449 (SC), wherein the Supreme Court
held that the mere filing of an application by the assessee before the
Settlement Commission would have no adverse effect on the proceedings of
assessment or recovery pending or initiated against the assessee under the
regular procedure for assessment and recovery of dues under the said Act.
Relying upon these observations of the Supreme Court, the learned counsel
for the appellant / assessee submitted that the filing of the settlement
application on 10.01.2003 did not mean that there was any bar imposed on
the Assessing Officer to proceed with the assessment proceedings. It was
not a case akin to the grant of a stay by a court of law which was the case
before the Supreme Court in Auto & Metal Engineers (supra). He further
submitted that the decision of the Supreme Court in Auto & Metal
Engineers (supra) was distinguishable also for the reason that it related to
the assessment years 1967-68, 1968-69 and 1969-70 when the proviso to
Section 143(2) was not in the statute book. It is only in the proviso to the
said sub-section (2) that the period of limitation for issuance of notice under
Section 143(2) has been prescribed. The amendment to Section 143(2)
would make a world of a difference, according to the learned counsel for the
appellant / assessee, inasmuch as the specific time period for the stage of
Section 143(2) does not get subsumed in the time period for the completion
of the assessment proceedings. The learned counsel for the appellant /
assessee also placed reliance on a decision of this court in the case of Deen
Dayal Didwania v. Union of India and others: 160 ITR 12(Del) to submit
that the filing of an application before the Settlement Commission does not
amount to an automatic stay of the assessment proceedings during the
period when the Settlement Commission is deciding whether or not to
proceed with the settlement application. He also placed reliance on a
decision of the Supreme Court in the case of CIT v. Damani Brothers: 259
ITR 475, wherein a similar view has been expressed that the income-tax
authorities are free to proceed in the prescribed manner till the Settlement
Commission decides to proceed with the settlement application.
6. Relying on the aforesaid decision, the learned counsel appearing
on behalf of the appellant / assessee, submitted that, first of all, the decision
in Auto & Metal Engineers (supra), which was cited by the learned counsel
for the revenue is distinguishable and would not be applicable to the facts
and circumstances of the present case. Secondly, he submitted that since
there was no bar to the Assessing Officer proceeding with the assessment
proceedings and which meant that he could have issued the notice under
Section 143(2), the fact that he did not issue the notice under Section 143(2)
within the time prescribed would be fatal to the assessment proceedings. He
also submitted that the exclusion of time, which is referred to in Section 158
BE [Explanation 1, clause (iv)] applies only to the passing of an order under
Section 158 BC and does not extend to the issuance of a notice under
Section 143(2).
7. Let us examine the statutory provisions. Section 143(2), as
applicable in the present case, to the extent relevant, is as under:-
―143. Assessment.-(1) xxxx xxxx xxxx xxxx
(2) Where a return has been furnished under section 139, or in response to a notice under sub-section (1) of section 142, the Assessing Officer shall,-
(i) xxxx xxxx xxxx xxxx
(ii) notwithstanding anything contained in clause (i), if
he considers it necessary or expedient to ensure that the assessee has not understated the income or has not computed excessive loss or has not under-paid
the tax in any manner, serve on the assessee a notice requiring him, on a date to be specified therein, either to attend his office or to produce, or cause to be produced, any evidence on which the assessee may rely in support of the return:
Provided that no notice under clause (ii) shall be served on the assessee after the expiry of twelve months from the end of the month in which the return is furnished.‖ (emphasis supplied)
8. Section 153 of the said Act prescribes the time limit for
completion of assessments and re-assessments. Explanation 1 at the end of
the said provision is relevant for our purposes and, to the extent relevant for
this case, reads as under:-
"153. Time limit for completion of assessments and reassessments-.
xxxx xxxx xxxx xxxx xxxx Explanation 1.--In computing the period of limitation for the purposes of this section--
(i) the time taken in reopening the whole or any part of the proceeding or in giving an opportunity to the assessee to be re-heard under the proviso to section 129, or
(ii) the period during which the assessment proceeding is stayed by an order or injunction of any court, or xxxxx xxxxx xxxxx xxxxx
(v) in a case where an application made before the Income-tax Settlement Commission under section 245C is rejected by it or is not allowed to be proceeded with by it, the period commencing from the date on which such application is made and ending with the date on which the order under sub-section (1) of section 245D is received by the Commissioner under sub-section (2) of that section, xxxxx xxxxx xxxxx xxxxx shall be excluded:
Provided that where immediately after the exclusion of the aforesaid time or period, the period of
limitation referred to in sub-sections (1), [(1A), (1B),] [(2), (2A) and (4)] available to the Assessing Officer for making an order of assessment, reassessment or recomputation, as the case may be, is less than sixty days, such remaining period shall be extended to sixty days and the aforesaid period of limitation shall be deemed to be extended accordingly.‖
The above provisions fall in Chapter XIV which deals with the procedure
for assessment in the regular course. Chapter XIV-B provides the special
procedure for assessment in search cases. Section 158-BC, which falls
within this Chapter, lays down the procedure for block assessment. Section
158BC(b) requires that the Assessing Officer shall proceed to:-
―... determine the undisclosed income of the block period in the manner laid down in Section 158BB and the provisions of Section 142, sub-sections (2) and (3) of Section 143, Section 144 and Section 145 shall, so far as may be, apply;‖
9. Section 158BC(c) stipulates as under:-
"158BC. Procedure for block assessment.- xxxxxx xxxxxx xxxxxx xxxxxx
(c) the Assessing Officer, on determination of the undisclosed income of the block period in accordance with this Chapter, shall pass an order of assessment and determine the tax payable by him on the basis of such assessment;
xxxxxx xxxxxx xxxxxx xxxxxx‖
The time limit for completion of block assessment is prescribed in Section
158BE. Sub-section (1) of the said Section 158BE and Explanation 1
thereto is relevant for our purposes. They are set out hereinbelow:-
"158BE. Time limit for completion of block assessment.- (1) The order under section 158BC shall be passed--
(a) within one year from the end of the month in which the last of the authorisations for search under section 132 or for requisition under section 132A, as the case may be, was executed in cases where a
search is initiated or books of account or other documents or any assets are requisitioned after the 30th day of June, 1995, but before the 1st day of January, 1997;
(b) within two years from the end of the month in which the last of the authorisations for search under section 132 or for requisition under section 132A, as the case may be, was executed in cases where a search is initiated or books of account or other documents or any assets are requisitioned on or after the 1st day of January, 1997.
xxxx xxxx xxxx xxxx
Explanation 1. -- In computing the period of limitation for the purposes of this section,--
(i) the period during which the assessment proceeding is stayed by an order or injunction of any court; or
(ii) the period commencing from the day on which the Assessing Officer directs the assessee to get his accounts audited under sub-section (2A) of section 142 and ending on the day on which the assessee is required to furnish a report of such audit under that sub-section; or
(iii) the time taken in reopening the whole or any part of the proceeding or giving an opportunity to the assessee to be re-heard under the proviso to section 129; or
(iv) in a case where an application made before the Settlement Commission under section 245C is rejected by it or is not allowed to be proceeded with by it, the period commencing on the date on which such application is made and ending with the date on which the order under sub-section (1) of section 245D is received by the Commissioner under sub-section (2) of that section, shall be excluded:
xxxx xxxx xxxx xxxx‖
10. Now we come to the provisions of Chapter XIX-A, which deals
with the settlement of cases and comprises of Sections 245A to 245L.
Section 245A, as applicable to the period of this appeal, gives the
definitions of various words and expressions used in Chapter XIX-A.
Section 245A(b) defines ―case‖ as under:-
―245A. Definitions. - In this Chapter, unless the context otherwise requires,--
(a) xxxxx xxxxx xxxxx xxxxx
(b) ―case‖ means any proceeding under this Act for
the assessment or reassessment of any person in respect of any year or years, or by way of appeal or revision in connection with such assessment or reassessment, which may be pending before an income-tax authority on the date on which an application under sub-section (1) of section 245C is made.
xxxxx xxxxx xxxxx xxxxx‖
11. Section 245C provides that an assessee may, at any stage of a
―case‖ relating to him, make an application in such form and in such manner
as may be prescribed, and containing a full and true disclosure of his income
which has not been disclosed before the Assessing Officer, the manner in
which such income has been derived, the additional amount of income-tax
payable on such income and such other particulars, as may be prescribed, to
the Settlement Commission to have the case settled and any such
application shall be disposed of in the manner provided in the said Act. The
procedure to be followed on receipt of an application under Section 245C is
given in Section 245D, which, to the extent relevant and as applicable in the
present case, is set out hereinbelow:-
―245D. Procedure on receipt of an application under section 245C. - (1) On receipt of an application under section 245C, the Settlement Commission shall call for a report from the Commissioner and on the basis of the materials contained in such report and having regard to the nature and circumstances of the case or the complexity of the investigation involved therein, the Settlement Commission, shall, where it is possible, by order, reject the application or allow the application to be proceeded with
within a period of one year from the end of the month in which such application was made under section 245C:
Provided that an application shall not be rejected under this sub-section unless an opportunity has been given to the applicant of being heard:
Provided further that the Commissioner shall furnish the report within a period of forty-five days of the receipt of communication from the Settlement Commission in case of all applications made under section 245C on or after the 1st day of July, 1995 and if the Commissioner fails to furnish the report within the said period, the Settlement Commission may make the order without such report.
xxxxx xxxxx xxxxx xxxxx
(2) A copy of every order under sub-section (1)
shall be sent to the applicant and to the Commissioner.‖
12. Section 245F makes provision for the powers and procedure of
the Settlement Commission. Sub-sections (1) and (2) are relevant and they
read as under:-
―245F. Powers and procedure of Settlement
Commission.-(1) In addition to the powers conferred
on the Settlement Commission under this Chapter, it shall have all the powers which are vested in an income-tax authority under this Act.
(2) Where an application made under section 245C has been allowed to be proceeded with under section 245D, the Settlement Commission shall, until an order is passed under sub-section (4) of section 245D, have, subject to the provisions of sub-section (3) of that section, exclusive jurisdiction to exercise the powers and perform the functions of an income-tax authority under this Act in relation to the case:
xxxxx xxxxx xxxxx xxxxx xxxxx‖
13. We may also point out that in case of applications made under
Section 245C on or after 01.06.2007, two provisos have been made
applicable by virtue of the Finance Act, 2007 with effect from 01.06.2007.
The two provisos to sub-section (2) read as under:-
"Provided that where an application has been made under section 245C on or after the 1st day of June, 2007, the Settlement Commission shall have such exclusive jurisdiction from the date on which the application was made:
Provided further that where--
(i) an application made on or after the 1st day of June, 2007, is rejected under sub-section (1) of section 245D; or
(ii) an application is not allowed to be proceeded with under sub-section (2A) of section 245D, or, as the case may be, is declared invalid under sub-section (2C) of that section; or
(iii) an application is not allowed to be further proceeded with under sub-section (2D) of section 245D, the Settlement Commission, in respect of such application shall have such exclusive jurisdiction upto the date on which the application is rejected, or, not allowed to be proceeded with, or, declared invalid, or, not allowed to be further proceeded with, as the case may be.‖
14. An analysis of the above provisions indicates that in the course
of regular assessments under Chapter XIV of the said Act, if the Assessing
Officer considers it necessary or expedient to ensure that the assessee has
not understated the income or has not computed the assessee's loss or has
not underpaid the tax in any manner, serve on the assessee a notice under
Section 143(2) of the said Act requiring the assessee, on a date to be
specified therein, either to attend his office or to produce or cause to be
produced any evidence on which the assessee may rely in support of the
return. Importantly, the proviso to Section 143(2) stipulates that no such
notice could be served on the assessee after the expiry of twelve months
from the end of the month in which the return is furnished. Thus, a specific
time period has been prescribed under the proviso to Section 143(2) for
serving a notice under the said provision on the assessee. If such a notice is
not served within the period of limitation prescribed, any assessment order
passed in pursuance thereof, would be bad in law and would be liable to be
set aside. This is a well-settled position in law. Apart from there being a
specific limitation period prescribed for the issuance of a notice under
Section 143(2), there is also a time limit for completion of assessments in
general. And, that has been prescribed, as aforesaid, by Section 153 of the
said Act. We have already referred to Explanation 1 to Section 153 which
deals with certain periods of time, which are to be excluded while
computing the period of limitation, inter alia, for making of an assessment
order under Section 143. Clause (ii) of Explanation 1 to Section 153
stipulates that the period during which the ―assessment proceeding‖ is
stayed by an order or injunction of any court, shall be excluded in
computing the period of limitation for the making of, inter alia, an
assessment order under Section 143. Similarly, clause (v) of Explanation 1
to Section 153 provides that the period commencing from the date on which
an application is made under Section 245C and ending with the date on
which an order under sub-section (1) of Section 245D is received by the
Commissioner under sub-section (2) of that section, shall be excluded in
computing the period of limitation for, inter alia, making an order of
assessment under Section 143 of the said Act. This clause, will obviously
apply in a case where an application is made before the Income-tax
Settlement Commission under Section 245C and in the event such an
application is rejected by the said Settlement Commission or is not allowed
to be proceeded with by it. It is pertinent to note herein that the exclusion of
time consumed before the Settlement Commission is in respect of
computing the period of limitation, for making an order of assessment under
Section 143. It does not pertain to exclusion of time for the purposes of
serving a notice on the assessee under Section 143(2) of the said Act. It is
also important to keep in mind the expression ―assessment proceeding‖ in
clause (2) to Explanation 1 of Section 153. We shall deal with this aspect
while discussing the case law cited by the parties.
15. It is also clear from a plain reading of the provisions pertaining
to the procedure for assessment in search cases to the extent set out above
that the provisions of Section 143(2) are to apply to block assessment
proceedings under Section 158 BC by virtue of Section 158 BC(b). At this
juncture itself, it would be necessary to point out that this court in CIT v.
Pawan Gupta (supra) observed as under:-
―37. ...We are of the view that Section 143(2) is a mandatory provision whether we look at it from the standpoint of a regular assessment or from the standpoint of an assessment under chapter XIV B. ...‖
―40. Thus, we are of the clear view that where the assessing officer is not inclined to accept the return of undisclosed assessment filed by the assessee issuance of a notice under Section 143(2) is a prerequisite for framing the block assessment order under chapter XIV B of the Income Tax Act, 1961. We are also of the view that if an assessment order is passed in such a situation without complying with Section 143(2), it would be invalid and not be merely irregular.‖
16. This view has been confirmed by the Supreme Court in the case
of Hotel Blue Moon (supra). The question before the Supreme Court was
whether service of notice on the assessee under Section 143(2) within the
prescribed period of time was a pre-requisite for framing the block
assessment under Chapter XIV-B of the Income-tax Act, 1961? The
Supreme Court observed that Section 158BC(b) is a procedural provision
for making a regular assessment applicable to block assessment as well.
The court further observed that Section 143(2) would be applicable only
where it becomes necessary to check the return as to whether it conforms to
the undisclosed income inferred by the authorities. In case the Assessing
Officer agrees with the block return, there is no reason why the authorities
should issue a notice under Section 143(2). In this context, the Supreme
Court observed as under:-
―14. ... However, if an assessment is to be completed under Section 143(3) read with Section 158BC, notice under Section 143(2) should be issued within one year from the date of filing of block return. Omission on the part of the assessing authority to issue notice under Section 143(2) cannot be a procedural irregularity and the same is not curable and, therefore, the requirement of notice under Section 143(2) cannot be dispensed with.
xxxxx xxxxx xxxxx xxxxx xxxxx
... A reading of the provision would clearly indicate, in our opinion, if the Assessing Officer, if for any reason, repudiates the return filed by the assessee in response to notice under Section 158BC(a), the Assessing Officer must necessarily issue notice under Section 143(2) of the Act within the time prescribed in the proviso to Section 143(2) of the Act. ...‖
17. Thus, it is clear that not only is a notice under Section 143(2)
mandatory in a case where the Assessing Officer does not agree with the
block return filed by the assessee, it is also essential that such a notice must
be served upon the assessee within the time prescribed in the proviso to
Section 143(2) of the said Act. This requirement of serving the notice
within the prescribed time is independent of the requirement of completion
of the assessment proceedings within the time prescribed under Section 153
in the case of regular assessments under Chapter XIV and under Section 158
BE in the case of the block assessment under Chapter XIV-B.
18. We may now examine the other three decisions cited by the
learned counsel for the petitioner, namely, the Supreme Court decisions in
the cases of Hindustan Bulk Carriers (supra) and Damani Brothers
(supra) as also the decision of this court in the case of Deen Dayal
Didwania (supra). Since the decision of this court came prior in time, we
shall examine it first. In Deen Dayal Didwania (supra), a Division Bench
of this court was confronted with two prayers made in a writ petition. The
first prayer was to direct the Settlement Commission to proceed
expeditiously with the application moved by the petitioners under Section
245C of the said Act. The second prayer was for a direction from this court
to the Income-tax Officer, not to proceed with the case. We are concerned
more with the manner in which this court dealt with the second prayer
which essentially related to the question as to whether the income-tax
authorities could proceed with the assessment proceedings while the
Settlement Commission was contemplating whether to proceed with an
application under Section 245C or to reject the same. Since the case before
the Division Bench of this court in Deen Dayal Didwania (supra) related to
regular assessment proceedings, the provisions of Explanation 1 to Section
153 were considered. Clause (v) of the said Explanation, which dealt with
the cases where an application before the Settlement Commission is made,
was specifically referred to. The Division Bench observed as under:-
"2. ... We have examined the provisions of the Act and do not find that there is any bar on the Income-tax Officer from proceeding with the assessment of any pending case. ...‖
The court further observed:-
―... We find that the circumstances would not justify a stay by us. Furthermore, the Act does not contemplate a stay of the assessment proceedings during the period when the Settlement Commission is deciding whether to proceed or not to proceed. If we grant a stay, we will be adding a provision to the statute which is not justified.‖
19. The main point emerging from the said decision is that when an
assessee moves an application under Section 245C of the said Act before
the Settlement Commission and the latter is contemplating whether to
proceed with the application or to reject it, there is no bar on the Assessing
Officer from proceeding with the assessment in any pending case merely
because such an application has been made.
20. The provisions of Section 245F were considered by
Dharmadhikari, J in the case of Hindustan Bulk Carriers (supra). While
construing the said provisions, Dharmadhikari, J, in his opinion, observed as
under:-
―... It is only when the Settlement Commission formally allows the application for being considered for "settlement" that the regular assessment proceedings and recoveries initiated for tax, penalty or interest pursuant thereto, shall become subject to the powers of the Commission and not prior to the same. In other words, it means that mere filing of an application by the assessee for settlement and before the same is formally allowed for consideration would have no adverse effect on the proceeding of assessment or recovery pending or initiated against the assessee under the regular procedure for assessment and recovery of dues under the Income Tax Act.‖
21. The Supreme Court in Damani Brothers (supra) noted that the
scheme of Chapter XIX-A shows that the filing of an application by an
assessee under Section 245C is an unilateral act and the department may not
be aware of the same. It was further observed that an application for
settlement filed under Section 245C, is not automatically admitted and that
Section 245D deals with the procedure to be followed by the Settlement
Commission on receipt of such an application. Section 245D(1) provides
that the Commission, after following the prescribed procedure, can allow
the application to be proceeded with or reject the application and that it is
only after the Settlement Commission allows the petition to be proceeded
with that the said Commission exercises power of settlement. The Supreme
Court observed as under:-
―Before the Commission decides to proceed with the petition, it cannot complete assessment in respect of a return which is pending before the Assessing Officer or even cannot act as an appellate or revisional authority.
...‖
xxxx xxxx xxxx xxxx xxxx
―... That being the position, the income-tax authorities are free to proceed in the prescribed manner till the Commission decides to proceed with the petition. ...‖
22. From the above discussion, it is clear that a notice under Section
143(2), where the Assessing Officer does not agree with the block return
filed by an assessee in block proceedings, is a mandatory requirement of law
and it must be served upon the assessee within the period stipulated in the
proviso to Section 143(2) of the said Act. If that is not done, the block
assessment order passed pursuant thereto would be invalid and would not be
a mere irregularity. It is also clear that the filing of a settlement application
under Section 245C of the said Act does not, by itself, amount to any stay of
the assessment proceedings before an Assessing Officer. There is no bar on
the Assessing Officer from proceeding further with the assessment by
issuing the mandatory notice under Section 143(2) within the time
stipulated or even framing the assessment order.
23. We are now left to examine the decision of the Supreme Court in
the case of Auto & Metal Engineers (supra) which was strongly relied upon
by Ms Bansal, who appeared on behalf of the revenue. As noted in the said
decision itself, the short question which fell for consideration by the
Supreme Court related to the interpretation of the expression ―assessment
proceeding‖ in Explanation 1 to Section 153 of the said Act. It would be
relevant to note that the appeals before the Supreme Court related to
assessment years 1967-68, 1968-69 and 1969-70. In the appeals before the
Supreme Court, the Delhi High Court had, in the writ petitions filed earlier,
passed an interim order directing that the revenue may proceed in pursuance
of the notice, but no final order be passed till the pendency of the writ
petitions. That interim order was passed on 23.11.1971 and was continued
till 12.08.1974, when the writ petitions were dismissed by this court.
Thereafter, the income-tax officer issued notices to the assessee firm as well
as its partners under Sections 142(1), 143(2) and 143(3) of the said Act in
respect of the assessment years referred to above. The replies were filed to
the said notices by the assessees on 21.11.1974 and soon thereafter, the writ
petitions were filed before the Punjab & Haryana High Court. The plea
taken by the assessees / petitioners therein was that under the interim order
dated 23.11.1971 passed by the Delhi High Court, there was no stay of the
assessment proceedings and, therefore, Explanation 1 to Section 153 of the
said Act could not be invoked and that after the expiry of the period
prescribed under Section 153, the income-tax officer was not competent to
issue the notice in the assessment proceedings against the assessees. The
view taken by a learned single Judge of the Punjab & Haryana High Court
was that the expression ―assessment proceeding‖ in Explanation 1 to
Section 153 would include the passing of the order of assessment and since
the passing of the order of assessment had been stayed by the Delhi High
Court, there was a stay of the assessment proceedings by the said High
Court. The writ petitions were, therefore, dismissed by the learned single
Judge of the Punjab & Haryana High Court and the Letters Patent Appeals
preferred before a Division Bench of that High Court were also dismissed.
It is against the said dismissal of the appeals by the Division Bench of the
Punjab & Haryana High Court that the matter was taken further before the
Supreme Court. The plea taken by the assessees before the Supreme Court
was that only the passing of the final order of assessment had been stayed
by virtue of the Delhi High Court's order dated 23.11.1971 and that the
assessment proceedings as such had not been stayed and, therefore, it was
open to the income-tax officer to proceed with the income-tax proceedings
during the pendency of the writ petitions and since he failed to do so, he
could not take any steps in the assessment proceedings by issuing notices
under Sections 142 and 143 of the said Act after 31.03.1972, when the
assessment became time barred. This plea was rejected by the Supreme
Court. Explanation 1 to Section 153, as was applicable in respect of the
assessment years 1967-68, 1968-69 and 1969-70, was as under:-
―Explanation 1. In computing the period of limitation for the purposes of this section, the time taken in reopening the whole or any part of the proceeding or in giving an opportunity to the assessee to be reheard under the proviso to Section 129 or any period during which the assessment proceeding is stayed by an order or injunction of any court, shall be excluded.‖
While considering the above Explanation, the Supreme Court observed that
the object of the explanation seems to be that if the Assessing Officer was
unable to complete the assessment on account of an order or injunction
staying the assessment proceeding passed by a court, the period during
which such order or injunction was in operation should be excluded for the
purposes of computing the period of limitation for making the assessment
order. While construing the expression ―assessment proceeding‖ as
appearing in the said Explanation 1, the Supreme Court examined various
provisions dealing with the procedure for assessment as contained in
Chapter-XIV and held:-
―... The process of assessment thus commences with the filing of the return or when the return is not filed by the issuance by the Assessing Officer of the notice to file the return under Section 142(1) and it culminates with the issuance of the notice of demand under Section 156. The making of the order of assessment is, therefore, an integral part of the process of assessment. Having regard to the fact that the object underlying the explanation is to extend the period prescribed for making the order of assessment, the expression "assessment proceeding" in the explanation must be construed to comprehend the entire process of assessment starting from the stage of filing of the return under Section 139 or issuance of notice under Section 142(1) till the making of the order of assessment under Section 143(3) or Section 144. Since the making of the order of assessment under Section 143(3) or Section 144 of the Act is an integral part of the assessment proceeding, it is not possible to split the assessment proceeding and confine it up to the stage of inquiry under Sections 142 and 143 and exclude the making of the order of assessment from its ambit. An order staying the passing of the final order of assessment is nothing but an order staying the assessment proceeding. Since the passing of the final order of assessment had been stayed by the Delhi High Court by its order dated 23-11-1971 in the writ petitions, it must be held that there was a stay of assessment proceedings for the purpose of Explanation I in Section 153. The High Court, in our opinion, was right in holding that the period during which the said stay order passed by the Delhi High Court was in operation has to be excluded for the purpose of computing the period of limitation for making the order of assessment and the appeals are liable to be dismissed.
24. As pointed out above, Ms Bansal had placed great reliance on
the observations of the Supreme Court in the case of Auto & Metal
Engineers (supra). She had argued that the assessment proceedings involve
all the steps till the making of the assessment order and, therefore, when
time has been specifically excluded in respect of the making of an
assessment order under Section 158BC(c) by virtue of the Explanation 1 to
Section 158BE, such exclusion of time would also relate to any part of the
assessment proceeding. Consequently, it was her submission that time
would also get excluded for the purposes of not only making the assessment
order, but also issuing the notice under Section 143(2).
25. We cannot agree with the submission made by the learned
counsel for the revenue. There are several reasons for this. First of all, the
decision in Auto & Metal Engineers (supra) was in respect of the
assessment years 1967-68, 1968-69 and 1969-70. As has been rightly
pointed out by the learned counsel for the petitioner, at that point of time,
there was no stipulation as to limitation with regard to the issuance or
service of a notice under Section 143(2), which, as applicable for those
assessment years, was as under:-
―143. Assessment. - (1) xxxxx xxxxx xxxxx xxxxx
(2) Where a return has been made under Section 139 but the Income-tax Officer is not satisfied without requiring the presethe assessee or the production of evidence that the return is correct and complete, he shall serve on the assessee a notice requiring him, on a date to be therein specified, either to attend at the Income-tax Officer's office or to produce, or to cause to be there produced, any evidence on which the assessee may rely in support of the return.
xxxx xxxx xxxx xxxx xxxx‖
26. By way of subsequent amendments, a specific stipulation as to
time within which a notice under Section 143(2) should be served on the
assessee, has been introduced by virtue of the proviso to Section 143(2) as it
now stands and which has been extracted in the earlier part of this judgment.
For the assessment years 1967-68, 1968-69 and 1969-70, which were before
the Supreme Court in Auto & Metal Engineers (supra), the only period of
limitation was with regard to the making of an assessment order and the
period therefor was provided in Section 153(1) of the said Act. Obviously,
in the situation prevailing then, the notice under Section 143(2) could be
served on the assessee at any point of time prior to the terminal date for
making the assessment order under Section 143(3). This is not the case any
longer. Now, by virtue of the proviso to Section 143(2), it is mandatory that
no such notice can be served on the assessee after the expiry of the
stipulated time period. Such a requirement has been held to be mandatory
by the Supreme Court, as mentioned above, and if such notice is not served
within the prescribed time, it would not be a mere irregularity or a curable
defect. The fact that such a notice is not served within the stipulated time, is
fatal to the assessment proceedings whether they be in the regular course
under Chapter XIV or block assessment proceedings under Chapter XIV-B.
This much is abundantly clear from the decision of this court in the case of
Pawan Gupta (supra) and the decision of the Supreme Court in the case of
Hotel Blue Moon (supra).
27. Secondly, because of the fact that no separate periods of
limitation were prescribed for service of a notice under Section 143(2) and
making of an assessment order under Section 143(2), the Supreme Court in
the case of Auto & Metal Engineers (supra) was merely concerned with the
limitation for the making of an assessment order and the question of
limitation for serving a notice under Section 143(2) of the said Act was not,
at all, in the contemplation of the Supreme Court. Therefore, the decision of
the Supreme Court in Auto & Metal Engineers (supra) would not apply to
the facts and circumstances obtaining in the present case and, particularly
when a specific time limit has been introduced subsequently for service of a
notice under Section 143(2) of the said Act.
28. Thirdly, the decision in Auto & Metal Engineers (supra) is also
distinguishable because it concerned itself with the interpretation of the
expression ―assessment proceeding‖ as appearing in Explanation 1 to
Section 153 as it then stood. That expression was used then and continues
to be used now in relation to an order of stay or injunction granted by any
court. In the present case, there is no stay order or injunction passed by any
court and, therefore, the expression ―assessment proceeding‖ does not call
for any interpretation or application in the present case.
29. Fourthly, Explanation 1 to Section 153, as it then stood, did not
make any reference to clause (v) as it now stands, which specifically deals
with an application made before the Income-tax Settlement Commission
under Section 245C. The pari materia provision of clause (v) to
Explanation 1 of Section 153 is clause (iv) of Explanation 1 to Section
158BE. Both these provisions deal with the situations where an application
has been made before the Settlement Commission under Section 245C.
These provisions obviously relate to settlement of cases which fall under
Chapter XIX-A, which was not on the statute book during the assessment
years 1967-68, 1968-69 and 1969-70 and were introduced by the Taxation
Laws (Amendment) Act, 1975 with effect from 01.04.1976. Explanation 1
to Section 158BE relates to the manner of computing the period of
limitation for, inter alia, passing an order under Section 158BC(c) of the
said Act, when an application has been made before the Settlement
Commission under Section 245C and such an application is either rejected
or is not allowed to be proceeded with by the Settlement Commission. In
such an eventuality, the period commencing on the date on which the
application is made and ending with the date on which the order under
Section 245D(1) is received by the Commissioner under sub-section (2) of
Section 245D, is to be excluded. The exclusion of time is in relation to the
computation of the period of limitation for the passing of an order of
assessment under Section 158BC(c) and not with regard to computation of
the period of limitation for the purposes of serving a notice on the assessee
under Section 143(2) of the said Act. We have already noted the decisions
of this court as well as of the Supreme Court which clearly indicate that the
filing of an application under Section 245C before the Settlement
Commission does not create any bar on the Assessing Officer in proceeding
with the assessment in the normal course. Therefore, there is no question of
any exclusion of time when there was no impediment in proceeding with the
assessment by issuing and serving upon the assessee a notice under Section
143(2) etc. In fact, there was no impediment in even passing an assessment
order.
30. Consequently, no exclusion of time having been provided for
issuance / service of notice under Section 143(2) of the said Act in the
Explanation 1 to Section 158BE, the notice under Section 143(2), which
was issued on 05.07.2004, was clearly beyond time. It is also not a case
where a stay order or an injunction had been passed by any court and,
therefore, the question of construing the issuance of a notice as a part of an
―assessment proceeding‖ does not arise at all in the present case. The
mandatory requirement of law of service of a notice under Section 143(2),
within time, not having been complied with, the block assessment order
made pursuant thereto would be bad in law. The exclusion of time
stipulated in clause (v) of Explanation 1 to Section 158BC would not be
applicable in respect of service of notice under Section 143(2) of the said
Act inasmuch as it relates only to the computation of the period of limitation
for passing an order under Section 158BC(c) of the said Act and not to the
computation of limitation for serving a notice under Section 143(2).
31. The answer to question No.1 is that since the notice under
Section 143(2) was issued beyond the prescribed period of limitation, the
block assessment order under Section 158BC(c) of the said Act made in
pursuance of such a notice was bad in law. In view of this answer to
question No.1, it is not necessary for us to answer question No.2. The
impugned order is set aside. The appeal is allowed as aforesaid. There shall
be no order as to costs.
BADAR DURREZ AHMED, J
V.K. JAIN, J JULY 05, 2010 dutt
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!