Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs M/S. Shivani Textiles Ltd.
2010 Latest Caselaw 3338 Del

Citation : 2010 Latest Caselaw 3338 Del
Judgement Date : 19 July, 2010

Delhi High Court
Commissioner Of Income Tax vs M/S. Shivani Textiles Ltd. on 19 July, 2010
Author: Manmohan
                                                                                     #89
$~
*       IN THE HIGH COURT OF DELHI AT NEW DELHI


+       ITA 926/2010

COMMISSIONER OF
INCOME TAX                                     ..... Appellant
                                  Through:     Ms. Suruchii Aggarwal,
                                               Advocate

                         versus

M/S. SHIVANI TEXTILES LTD.                     ..... Respondent
                   Through:                    None


%                                              Date of Decision: 19th July, 2010


CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE MANMOHAN


1. Whether the Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporter or not?                                      Yes
3. Whether the judgment should be reported in the Digest?                      Yes



MANMOHAN, J (ORAL)

1. The present appeal has been filed under Section 260A of Income

Tax Act, 1961 (for brevity "Act, 1961") challenging the order dated

30th November, 2009 passed by the Income Tax Appellate Tribunal (in

short "ITAT") in ITA No. 3573/Del/2009, for the assessment year

2001-2002.

2. Ms. Suruchii Aggarwal, learned counsel for Revenue submitted

that the ITAT had erred in law in dismissing the Revenue's appeal

whereby penalty under Section 271(1)(c) of Act, 1961 amounting to Rs.

11,85,500/- levied by the assessing officer had been deleted. She

contended that the assessee's claim with regard to bad debts relating to

investment in shares, not being the business of assessee, cannot be held

to be bona fide. She relied upon a judgment of Supreme Court in

Union of India Vs. Dharamendra Textiles Processors, (2008) 13, SCC

369.

3. In our opinion, ITAT in its impugned order has given cogent

reasons for not interfering with the order of the Commissioner of

Income Tax (Appeal) (in short "Commissioner"). The relevant portion

of the impugned order is reproduced hereinbelow :-

"7. It is not in dispute that the penalty u/s. 271(1)(c) is a civil liability and the department need not to prove any mensrea on the part of the assessee in making a claim of deduction of bad debts or as business loss in the return of income. However, at the same time, it is also well settled that mere because the claim of the assessee has been disallowed, it must not mean that penalty should automatically be levied in respect of the addition made by the AO by way of disallowance of assessee's claim. The Explanation 1 to section 271(1)(c) raises a rebuttable presumption and shifts onus on the assessee to establish bonafide of its claim. We, therefore, have to see as to whether the assessee has been able to discharge its burden that lay upon it under Explanation 1 to section 271(1)(c) of the Act, in the light of the facts and circumstances of the present case.

8. In this case, it is not in dispute that the sum of Rs. 40,00,000/- had given by the assessee to Shri Gautam Nemani, share broker, for purchase of shares in the month of July, 1997. It is also not in dispute that no shares were ever purchased out of the aforesaid amount. Mr. Gautam Nemani had not given the money back to the assessee company till February 2001, when only the sum of Rs. 10,00,000/- was given to the assessee leaving balance of Rs. 30,00,000/- receivable by the assessee from Mr. Guatam Nemani. The AO in his assessment order has mentioned that on March 09, 2001, the Board of Directors of the Company had taken a resolution that in view of the very poor financial conditions of

Mr. Gautam Nemani, the balance amount of Rs. 30,00,000/- due from him may be treated as bad debts and be written of in that year. It is thus clear that writing off of the amount of Rs. 30,00,000/- to the profit loss account is pursuant to the resolution taken by the Board of Directors on March 09, 2001. It is not the case that the amount has been written off at the end of the year after finalization of accounts of the assessee so as to presume that assessee intended to reduce its taxable income to evade payment of taxes. There is no material available on record to entertain any doubt or suspicion about the veracity of the resolution taken on March 09, 2001in the Board meeting. At the one stage, the AO in the assessment order has taken a view to the effect that this bad debt is not a business loss but is investment loss of the assessee, which makes it clear that the AO was also of the view that there was an investment loss to the assessee. Though, in the same assessment order, the AO has also made an observation that when Mr. Gautam Nemani had paid Rs. 10,00,000/- in the month of February 2001, how he had became a defaulter in the month of March, 2001, but this observation of the AO is not sufficient to hold that the financial condition of Mr. Gautam Nemani was not very poor when the resolution was taken on March 09, 2001 by the Board of Directors of the company stating that in the very poor financial condition of Mr. Gautam Nemani, the balance amount of Rs. 30,00,000/- due from him be written off in that year. It is important to note that in the quantum appeal before the Tribunal, the Tribunal has accepted the assessee's contention that Board resolution dated 04.12.1987 permitted the assessee to pursue the object incidental to the main object of the company viz., the business of investment in shares and, a copy of which duly filed by the assessee before the AO. Thus, the observation of the CIT(A) in the quantum appeal to the contrary was held to be not correct by the Tribunal i.e. whether the assessee did filed the copy of Board resolution dated 04.12.1987 before the AO. In the light of the Board resolution dated 04.12.1987, the Tribunal, therefore, held that the assessee had the authority to pursue the business of investment in shares. However, after examining and verifying subsequent conduct of the assessee, the Tribunal has taken a view that there was no other circumstances brought on record to show that the assessee's intention would he advanced money to Mr. Gautam Nemani was to purchase share to be held as stock in trade of business of dealing in shares. Therefore, the Tribunal held that the loans in question cannot be considered as one which occurred in the course of any business which the assessee carried on or intended to carry on. However, in the light of the Board's resolution dated 04.12.1987, there could be a bonafide reason for the assessee to treat the advances given to Mr. Gautam Nemani as an amount paid in the course of carrying on business of

investment in shares which was intended to be carried on by the assessee company by the Board resolution dated 04.12.1987. The assessee's decision taken in Board's meeting on March 2001, but write off the balance amount of Rs. 30,00,000/- due from Mr. Gautam Nemani as bad debts in the books of accounts cannot be said to non-bonafide."

4. From the aforesaid, it is apparent that in the quantum appeal,

ITAT had accepted assessee's contention that by virtue of the Board

resolution dated 4th December, 1987, the assessee was entitled to pursue

the object incidental to main object of the company, that is, investment

in shares. It is also apparent that the assessee Board had on 1st March,

2009 taken a decision, in view of the poor financial condition of the

share broker, Mr. Gautam Nemani to write off the balance amount of

Rs. 30,00,000/- due from him.

5. In our opinion, the decision in Dharamendra Textile Processors

(supra) must be understood to mean that applicability of Section

271(1)(c) would depend upon the existence or otherwise on the

conditions expressly stated in the said Section but once the said Section

was applicable, the authority concerned would have no discretion in

quantifying the penalty. Consequently, if the assessee is able to bring

his case within Explanation 1 to Section 271, then no penalty can be

levied on him.

6. In the present case, keeping in view the conclusion on facts

arrived at by the Commissioner as well as by the ITAT, the explanation

offered by the assessee is bona fide and the assessee's case would fall

within the ambit of Explanation 1 to Section 271 of Act, 1961.

7. Consequently, the assessee is not liable to pay penalty under

Section 271(1)(c) of Act, 1961. Accordingly, present appeal being

devoid of merits is dismissed but with no order as to costs.

MANMOHAN, J

CHIEF JUSTICE JULY 19, 2010 rn

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter