Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maruti Suzuki India Limited vs Deputy Commissioner Of Income Tax
2011 Latest Caselaw 5717 Del

Citation : 2011 Latest Caselaw 5717 Del
Judgement Date : 25 November, 2011

Delhi High Court
Maruti Suzuki India Limited vs Deputy Commissioner Of Income Tax on 25 November, 2011
Author: Sanjiv Khanna
*         IN THE HIGH COURT OF DELHI AT NEW DELHI

+               Writ Petition (Civil) No. 2252/2011

                                 Reserved on: 21st October, 2011
%                          Date of Decision:25th November, 2011

Maruti Suzuki India Limited                          ....Petitioner
                    Through       Mr. S. Ganesh, Sr. Advocate with
                                  Mr. S. Sukumaran, Mr. Anand Sukumar
                                  and Mr. Bhupesh Kumar Pathak, Advs.
                 Versus
Deputy Commissioner of Income Tax           ...Respondent
                Through Mr.Kamal Sawhney, Sr.Standing Counsel.

CORAM:
HON'BLE MR. JUSTICE SANJIV KHANNA
HON'BLE MR. JUSTICE R. V. EASWAR

1. Whether 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                  Yes
in the Digest ?

SANJIV KHANNA, J.

The present writ petition by Maruti Suzuki (India) Limited,

a public limited company, is for direction against the Deputy

Commissioner of Income Tax, Circle VI(1) and Additional Commissioner,

Range VI. The said respondents, it is prayed, should be restrained from

recovering any part of the demand raised for the assessment year 2006-

07 pending final hearing and disposal of the petitioner's appeal before

Income Tax Appellate Tribunal (ITAT, for short). The petitioner has also

prayed for direction that the respondents should be directed to refund

Rs.122.57 crores and Rs.107.42 crores relating to the assessment years

2003-04 and 2005-06 respectively, which as per the petitioner have

been wrongly and illegally adjusted/appropriated by invoking Section

245 of the Income Tax Act, 1961 (Act, for short), vide order dated 2nd

February, 2011 towards the demand for the Assessment Year 2006-

2007.

2. Factually, it is not in dispute that the petitioner was entitled to

refund of Rs.122.57 crores and Rs.107.42 crores for the assessment

years 2003-04 and 2005-06 respectively. In normal course, the said

refunds should have to be paid by the respondents to the petitioner but

for the adjustment against the demand for the Assessment Year 2006-

07.

3. For the assessment year 2006-07, an assessment order under

Section 143(3) read with Section 144C was passed on 20th October,

2010. This created an additional demand of Rs.266.61 crores, the

breakup being; income tax of Rs.169 crores and interest under Sections

234 B and 234C of Rs.95,49,06,432/- and Rs.1,91,31,933/- respectively.

Against the said assessment order, the petitioner on 19th November,

2010 filed an appeal before the ITAT. Subsequently, on 30th November,

2010, an application for stay of demand was filed. This stay application

came up for hearing before the ITAT on 9th December, 2010 and an

interim order was passed directing status quo in respect of recovery till

14th December, 2010. The Departmental Representative (DR, for short)

undertook to convey these directions to the concerned authorities. The

petitioner also filed a letter before the respondent No. 1 informing the

said respondent about the status quo order with copy to the

Commissioner of Income Tax. On 13th December, 2010, one day before

the date of hearing, respondent No. 1 informed the petitioner that

refund of Rs.122.57 crores for assessment year 2003-04, stands

adjusted against the demand for assessment year 2006-07 vide order

dated 7th December, 2010. It is not disputed that this communication

was made on 13th December, 2010, after the status quo order was

passed on 9th December, 2010. Similarly, the Revenue vide order dated

22nd November, 2010, had made adjustments under Section 245 of the

Act for refund of Rs.69.94 crores for assessment year 2005-06 and

Rs.37.47 crores for the assessment year 2003-04. Adjustment of

Rs.37.47 crores for the assessment year 2003-04 was subsequently

reversed vide order dated 3rd December, 2010, in view of the stay order

passed by the High Court in a separate proceeding.

4. The two orders under Section 245 of the Act making adjustment

of refunds of Rs.69.94 crores for the assessment year 2005-06, dated

22nd November, 2010 and Rs.122.57 crores for assessment year 2003-

04 vide order dated 7th December, 2010 but communicated on 13th

December, 2010, were made without prior intimation as mandated and

required by law.

5. Dispute/question arose before the ITAT, whether the additions

and disallowances made in the assessment year 2006-07, resulting in

additional demand of income tax of Rs.169 crores plus interest, was in

respect of issues and contentions that have already been decided by

the ITAT or the Commissioner of Income Tax (Appeals) (CIT(Appeals),

for short) in favour of the petitioner in earlier years. The contention of

the petitioner was that the additions or disallowances made in the

assessment order dated 20th October, 2010, for assessment year 2006-

07, were partly covered by decisions of the ITAT and the CIT (Appeals)

in favour of the petitioner and thus demands should not be recovered

and there should be an absolute or blanket stay from recovery of the

demand in respect of at least the issues which have been decided by

the appellate authorities in favour of the petitioner. The ITAT instead of

examining the said questions while considering the stay application on

20th January, 2011, recorded the statement made by the DR that he had

received a letter dated 19th January, 2010 accepting that the earlier

action under Section 245 of the Act was bad and proper proceedings

under Section 245 would be initiated. Accordingly, the matter was

adjourned to 4th February, 2011 "on the request of both the parties".

6. The petitioner appeared before the respondent No. 1 and filed

written submissions dated 27th January, 2011, along with the chart

indicating how and in what manner, as per the assessee, several issues

which had resulted in the additional demand for the assessment year

2006-07, were covered in their favour by the orders of the appellate

authorities in earlier years.

7. It may be also noted here that the petitioner had filed an

application under Section 220(6) of the Act before the Assessing Officer

on 8th November, 2010, that the petitioner should not be treated as an

assessee in default and the demand should be kept in abeyance till

disposal of the appeal before the ITAT. It is also apparent that the ITAT

while dealing with the applications was of the opinion that the

respondent No. 1 should first dispose of the application under Section

220(6) of the Act.

8. Respondent No. 1, vide order dated 2nd February, 2011, disposed

of the 'stay application' and substantially dismissed the same stating

inter alia, that refund of Rs.107.41 crores for the assessment year 2005-

06 and Rs.122.57 crores for the assessment year 2003-04 stand

adjusted and that there would be a stay of the balance amount of

Rs.36.61 crores pending decision of the appeal before the ITAT, for the

assessment year 2006-07. Another order dated 2nd February, 2011 was

passed by the respondent No. 1 under Section 245 of the Act. The

factum that adjustment under Section 245 of the Act was made by the

order dated 2nd February, 2011, has been mentioned in the writ petition

but this order under section 245 of the Act dated 2nd February, 2011,

has not been filed with the writ petition and has been filed by the

respondents along with the counter affidavit. The relevant portion of

the said order under section 245 of the Act reads as under:-

"3. You have relied on instruction No.1914 of Hon‟ble CBDT and submitted that the demand of Rs.47.20 crores and interest u/s. 234B of 27.17 crores is relating to the covered issues, in which the order has been passed by Appellate Authorities in earlier years in favour of the assessee. The submission has also been made that in some issues, disallowances have been made, though in the earlier relating to the same were rejected and hence in this year i.e. A Y 2006-07, the claims were made us. 43B of IT Act. It has also been submitted that some issues are covered by the decisions of jurisdictional Delhi High Court and CBDT Circular. The submission made by you has been considered but the same has not been found correct. IN the body of assessment order, detailed observations have been made by the Assessing Officer in all the issues and the relied judgments have been distinguished by the Assessing Officer. In the earlier years, the issues have not reached to the finality and the appeals of department are pending before Hon‟ble High Court against the order of Hon‟ble ITAT and before Hon‟ble ITAT against the order of Ld. CIT(A). IN AY 2006-07, Ld. DRP-II, New Delhi has confirmed additions by examining all the issues therefore the additions have withstood the test of first appellate authority, therefore, the relied instruction, i.e.. Instruction No.1914 is not applicable. In the matter of issues covered by decisions of Hon‟ble High Court in other cases, the Assessing Officer has distinguished the facts of the case of the assessee from the relied cases in the body of assessment order itself. Therefore, in the matter of disallowance of „Royalty on sales‟ amounting to Rs.95.98 crores and „Sales tax subsidy‟ amounting to Rs. 32.26 crores, the submission made by you is not acceptable.

4. The department is not making recovery of the outstanding demand but simply adjusting the refund arising out in the earlier years wherein the effect has been given to the order of Ld. CIT(A). The issues on which, Ld. CIT(A) has given relief have not become final so far and the department is contesting the same before Hon‟ble ITAT in A Y 2003-04. It might be the case that the additions are confirmed by Hon‟ble ITAT, then the assessee may be required to make the payment .

5. The submission of the assessee that some of the issues are covered by the decisions of Hon‟ble ITAT in earlier years, may be given importance, if forceful recovery is made. But in case of adjustment of refund of the amount which was already lying with the department cannot be refunded back to the assessee since the issues have not attained finality so far in A Y 2006-07.

6. Huge demand is relating to the fresh issues like capital subsidy (disallowance of Rs.32.26 crores), royalty payment (disallowance of Rs.105.55 crores), disallowance on identical issues have been made in AY 2007-08, wherein the assessee has again filed appeal before Hon‟ble DRP, i.e. the first appellate authority, which has confirmed the issues in AY 2006-07. Therefore, it is most likely that the assessee may be required to make payments in subsequent years on these issues. Therefore, refunding the amount is not a very viable proposition."

9. The stay application filed by the petitioner thereafter came up for

hearing before the ITAT on 11th February, 2011 and the same was

disposed of after recording the factual position noticed above with the

following observation and reasoning:-

"7.1 We find merit in the argument of learned DR that this section occurs under the chapter of „refunds‟ and not „recovery‟. Section mandates that if some refund is found to be due to any person, the AO shall set off such amount before refund against any sum remaining payable by the person under this Act. No conditions are prescribed except that assessee should be given an intimation of the proposed action. We find that the earlier action u/s 245 dated 7-12- 2010 in short intimation has been corrected by the department vide fresh order u/s 245 dated 2-2-2011. Looking at the language of section 245, it cannot be held that department has acted in a mala fide manner. We find no infirmity in action u/s 245 dated 2-2-2011, the issue

which thus remains for our consideration is the balance outstanding demand against assessee which both parties contend be around Rs. 22 crores.

7.2 In our view, assessee has made out a prima facie case inasmuch as various issues have been proposed to be covered in favour of the assessee by earlier orders of appellate authorities which shall be taken at the time of hearing of appeal on merits. The balance of convenience qua this outstanding demand lies in favour of the asseessee. After considering all the facts and circumstances we stay the balance outstanding demand against assessee subject to usual condition of not seeking undue adjournments by the assessee."

10. On the basis of submissions made by the parties, we have

thought it appropriate to discuss aspects raised and our decision under

separate headings:

A. Whether writ petition should be dismissed as the petitioner has not filed order dated 2nd February, 2011, under Section 245 of the Act and, therefore, is guilty of concealment and which disentitles them to obtain discretionary relief?

11. This contention has been examined first as the learned counsel

for the Revenue has raised this issue vehemently. This contention of

the Revenue is without merit and has to be rejected. In the writ

petition itself, it is mentioned that vide order dated 2nd February, 2011,

there was adjustment of refund of Rs.122.57 crores and Rs.107.42

crores for the assessment year 2003-04 and 2005-06 respectively. This

factum is also mentioned in the order under Section 220(6) of the Act

which has been enclosed with the writ petition. The assessee has

nothing to gain and has not tried to seek any advantage/benefit by not

filing the order dated 2nd February, 2011, under Section 245 of the Act.

It is obvious that the writ petition of this nature could not have been

decided without notice to the respondents who would have referred to

this order. We are not satisfied that there is concealment,

misstatement or suppression of a material fact or the petitioner had

any motive or cause not to file the order dated 2nd February, 2011 with

their writ petition. The relevant and material facts have been stated in

the writ petition. We may reproduce the following observations of the

Supreme Court in S.J.S. Business Enterprises (P) Ltd. v. State of Bihar,

(2004) 7 SCC 166 :

"13. As a general rule, suppression of a material fact by a litigant disqualifies such litigant from obtaining any relief. This rule has been evolved out of the need of the courts to deter a litigant from abusing the process of court by deceiving it. But the suppressed fact must be a material one in the sense that had it not been suppressed it would have had an effect on the merits of the case. It must be a matter which was material for the consideration of the court, whatever view the court may have taken."

B. Whether the stay application under Section 220(6) was

maintainable?

12. It may be noted here that the petitioner and Revenue have

proceeded on the assumption that the said Section was applicable to

the present case though the petitioner had filed an appeal before the

ITAT and no appeal was filed before the CIT (Appeals) under Section

246A. The learned counsel for the Revenue has submitted and in our

opinion rightly that Section 220(6) is not applicable when an appeal is

preferred before the ITAT, as it applies only when an assessee has filed

an appeal under Section 246 or Section 246A of the Act. Section 220(6)

of the Act reads as under:-

"(6) Where an assessee has presented an appeal under Section 246[or Section 246-A] the Assessing Officer may, in his discretion, and subject to such conditions as he may think fit to impose in the circumstances of the case, treat the assessee as not being in default in respect of the amount in dispute in the appeal, even though the time for payment has expired, as long as such appeal remains undisposed of."

13. An assessee is required to file an appeal before the ITAT against

an assessment order under Section 143 (3) read with Section 144C.

Appeal under Section 246 or 246A is not maintainable. As per Section

253(1d), against an order under sub-section 3 of Section 143 in

pursuance to the direction of the Dispute Resolution Panel an appeal is

maintainable before the ITAT. It may be noted that the ITAT has power

to grant stay as an inherent power vested in the appellate authority as

well as under Section 254 and the Rules.

C. Whether adjustment under Section 245 can be regarded as recovery and the orders passed by the authorities/tribunal?

14. ITAT by its order dated 11th February, 2011, has held that

recovery cannot be equated with adjustment or refund under Section

245. ITAT in this regard has stated that Section 245 does not occur

under the Chapter "refund" and, therefore, cannot be equated with

recovery. It also appears that the Revenue was of the view that the

status quo order passed on 9th December, 2010 or filing of the

applications for stay did not prevent them or bar them from making

adjustment of refund under Section 245 of the Act.

15. It is not possible to agree with the contention of the Revenue

that the word "recovery" cannot and would not include adjustment

under Section 245. Recovery can be made by various modes including

adjustments. Each Assessment Year is treated as separate and

independent under the Act. Section 245 of the Act permits the

Revenue to recover demand of one year which is pending by adjusting

the refund due for another year. The term 'refund' has not been

defined in the Act and, therefore, it has to be understood and

interpreted in the manner in which it is understood in day to day life.

The term 'recovery' in common parlance includes adjustments. The

word 'Recovery' has been defined as

Black's Law Dictionary:

In its most extensive sense, the restoration or vindication of a right existing in a person, by the formal judgment or decree of a competent court, at his instance and suit, or the obtaining, by such judgment, of some right or property which has been taken or withhold from him. St. Paul Fire & Marine Ins. Co. v. Wood, 242 Ark.879, 416 S.W.2d 322,

327. This is also called a "true" recovery, to distinguish it from a "feigned" or "common" recovery.

The obtaining of thing by the judgment of a court, as the result of an action brought for that purpose. The amount finally collected, or the amount of judgment. In re Lahm, 1979 App.Div. 757 167 N.Y.S. 217, 219. To be successful in a suit to obtain a judgment. Garza v. Chicago Health Clubs, Inc.,D.C.Ill., 347 F.Supp. 955, 962.

P. Ramanatha Aiyar Law Lexicon:

The actual possession of anything, or its value, by judgment of a legal tribunal ; the obtaining of anything by judgment or trial at law; the obtaining of a thing as the result of an action brought for the purpose; the obtaining of right to something by a verdict and the judgment of a Court from an opposing party in suit."

16. Marginal note or chapter heading can be used as interpretative

aids but with care and caution as they are necessarily brief and

therefore there is a possibility that they may be of inaccurate nature. It

is proper to consider them when ambiguity exits to gather guidance but

weight to be attached has to be judged. (see Tata Power Company Ltd.

Vs. Reliance Energy Limited, (2009) 16 SCC 659, Chandroji Rao Vs. CIT,

(1970) 2 SCC 23 and Pioneer Silk Mills Pvt. Ltd. Vs. Union of India, ILR

(1972) 1 Del. 433.). Chapter XVII of the Act deals with "collection and

recovery of tax". The said chapter is divided in various parts including

deduction of tax at source, payment of advance tax and Part-D is also

given the same heading as Chapter XVII "collection and recovery".

Chapter XIX deals with refund and Section 245 deals with

adjustment/set off of refund of the tax remaining payable in other

years. Placement of Section 245 in Chapter XIX relating to refund is a

matter of convenience. The provisions relating to 'collection and

recovery" have been put in an earlier Chapter i.e. Chapter XVII, whereas

"refunds" have been placed in a subsequent Chapter XIX. While

dealing with the question of refund, the Legislature has provided that

the refund can be adjusted or set off against a pending demand. We do

not think that set off or adjustment cannot be regarded as a mode of

recovery or is not a recovery mechanism. The term "recovery" is

comprehensive and includes adjustment thereby reducing the demand.

17. At the same time, different parameters and requisites may apply

when the appellate authority considers the request for stay against

coercive measures to recover the demand and when stay of adjustment

under Section 245 of the Act is prayed for. In the first case, coercive

steps are taken with the idea to compel the assessee to pay up or by

issue of garnishee notice to recover the amount. In the second case,

money is with the Revenue and is refundable but adjusted towards the

demand. Thus, while granting stay, the appellate authority or the ITAT

(for that matter, even under Section 220(6)), the authority can direct

stay of recovery by coercive methods but may not grant stay of

adjustment of refund. However, when an order of stay of recovery in

simplistic and absolute terms is passed, it would be improper and

inappropriate on the part of the Revenue to recover the demand by

way of adjustment. In case of doubt or ambiguity, an application for

clarification or vacation/modification of stay to allow adjustment can

be, and should be filed. But no attempt should be made and it should

not appear that the Revenue has tried to over-reach and circumvent

the stay order. Obedience and compliance with the stay order in letter

and spirit is mandatory. A stay order passed by an appellate/higher

authority must be respected. No deviancy or breach should be made.

18. We do not, in the present case, intend to lay down propositions

or broad principles when and in what case there should be total stay of

demand, or stay of recovery through coercive steps but no stay of

adjustment under Section 245 of the Act. We would like to restrict

ourselves to the facts of the present case and the contentions raised by

the petitioner that when an issue or contention has been decided in

favour of the assessee in earlier years whether adjustment under

Section 245 of the Act is permissible in respect of arrears pertaining to

the same issue or subject matter.

19. The Act provides for a right to appeal after the assessing officer

has passed an assessment order and has made additions or

disallowances. An order of the appellate authority is binding on the

assessing officer. Once the appellate authority has passed an order in

favour of the assessee, the appeal effect must be given by the assessing

officer. Section 241 of the Act is an express provision when the

assessing officer may not refund an amount which is due. However,

the section postulates pre-conditions before the said power is

exercised. Justifiability and validity when power under section 241 is

exercised with reference to the pre-conditions can be made subject

matter of judicial review in writ proceedings.

20. It will be odd for the Revenue to contend that if an issue or

contention is decided in favour of the assessee then for the said year

refund has to be paid but the refund can be adjusted under Section 245

of the Act, on account of the demand on the same issue in a

subsequent year. The broad contention is specious and illogical to be

accepted. Similar or same additions can be made in a subsequent year

for justifiable cause including contention of the Revenue that they have

not accepted the earlier decision but it cannot be accepted as a

principle that the Revenue can in ordinary course make adjustments

towards a demand on an issue or contention which is already decided in

favour of the assessee, though it may be a subject matter of appeal or

challenge by the Revenue. Normally in such circumstances, the

appellate forum should not permit the Revenue to adjust the demand,

for it will be unjust, unequitable and unfair. However, while examining

the issue of grant of stay including adjustment, the appellate authority

for good grounds and justification made by the Revenue can refuse to

grant stay of the adjustment of the refund. In such cases, adjustment

can be permitted in exceptional situations pointed out by the Revenue

but not as a matter of routine. It may not be possible or proper to

postulate and elucidate all such situations but grounds mentioned

under Section 241 of the Act are indicative. In this connection, we may

reproduce the observations of a Division Bench of this Court in Glaxo

Smith Kline Asia P. Ltd. vs. Commissioner of Income-Tax and Ors.,

[2007] 290 ITR 37. In the said case, the Division Bench noticed the

difference between Sections 241 and 245 in respect of procedure as

well as the width and scope of the power but has observed as under:-

"26. In our view, the power under section 245 of the Act, is a discretionary power given to each of the tax officers in the higher echelons to "set off the amount to be refunded or any part of that amount against the same, if any, remaining payable under this Act by the person to whom the refund is due." That this power is discretionary and not mandatory is indicated by the word "may". Secondly, the set off is in lieu of payment of refund. Thirdly, before invoking the power, the officer is expected to give an intimation in writing to the assessee to whom the refund is due informing him of the action proposed to be taken under this section.

27. We reiterate that the restrictions on the power under section 241, as explained judicially, would apply with equal, if not greater, force to section 245. A mechanical invocation of the power under section 245 irrespective of the fact situation, can lead to misuse of the power by the Revenue in order to delay the refund till

such time a fresh demand for the subsequent assessment years is finalized. If reasonable time limits are not set for the processing of and disposal of an application for refund by the Revenue, it may result in the assessee not being able to get the refund at all. Also, the statute by stipulating the payment of interest on refunds (section 244A) and interest on delayed refunds (section 243) has underscored the importance of timely processing of refund claims."

21. In subsequent portion, while dealing with the power under

Section 245 of the Act, it was held as under:

"35. If the Department has decided to issue a refund voucher for the assessment year 2000-01, by the same yardstick it should also be willing to make the refund for the subsequent the assessment year 2001-02. The mere fact that appeals in respect of the two assessment years are pending in this court is not by itself a sufficient ground for denying the refund. The fact remains that the procedure contemplated under section 245 of the Act has not been invoked. It is not without significance that the order dated February 15, 2006, by this court only restrained the Revenue from making any adjustment of the amount of refund "without the leave of this court." This did not mean that the procedure under section 245 was to be dispensed with. It is, therefore, strange that by the application filed, the Revenue was seeking permission from this court to straightaway set off the refund against the outstanding demand without following the procedure under section 245. The Revenue seeks to justify invoking the power under section 245 only on the ground that its appeals for the two assessment years are pending in this court. However, having issued the refund voucher for the assessment year 2000-01 in respect of which also the appeal is pending in this court, there appears to be no justifiable reason for withholding the refund due in respect of the other assessment year 2001-02."

Thus pendency of appellate proceedings by itself alone cannot be a

ground to not to refund the amount due and payable and is not

sufficient to pass an order of the adjustment for demand on issues

which have been decided against the Revenue.

22. Learned counsel for the Revenue had submitted that in the said

case, reference was made to Circular No. 530 dated 6th March, 1989,

but the said circular has been superseded by Circular No. 1914 dated

2nd December, 1993, reported in [2010] 236 CTR 137 (St.). This to our

mind does not affect the observations made in the above paragraphs in

Glaxo Smith Kline (supra) and the principles enunciated.

23. Learned counsel for the Revenue had drawn our attention to the

Circular dated 2nd December, 1993, heading (C) - "guidelines for stay of

demand" which under sub-clause (e) states that the Assessing Officer

may "reserve a right to adjust refund arising, if any, against the

demand" and clause (iv) stating inter-alia that the expression 'stay of

demand' does not occur in Section 220(6) and the expression used is

that the assessing officer would not to treat the assessee as in default.

The second contention drawing distinction between stay of demand and the

language in Section 220(6) which uses the expression 'assessee being in

default' does not help the Revenue. Circular No. 1914 dated 2nd December,

1993 has been issued by Central Board of Direct Taxes with reference to

Section 220(6) of the Act. These are guidelines, when and in what

circumstances the demand should not be recovered. This is a reason why in

clause (iv), it is mentioned that the words 'stay of demand' does not occur under

Section 220(6) and the Assessing Officer should always use the expression

'assessee in default' in consonance with the language of section 220(6).

Clause (e) occurs and is a sub-clause of clause (ii) of the circular dated 2nd

December, 1993. Sub-clause (e) read with (ii) will read as - "In granting stay,

the Assessing Officer may impose such condition as he may think fit" and "he

may reserve a right to adjust refund arising, if any, against the demand."

The use of word 'may' and the expression 'reserve a right' clearly shows that

the Board itself did not postulate and regard 'recovery' as excluding and not

covering 'adjustment' under Section 245 of the Act. As per the said circular,

the Assessing Officer may reserve a right to adjust, if the circumstances so

warrant. In a given case, the assessing officer may not reserve right to

refund. Further, reserving a right is different from exercise of right or

justification for exercise of a discretionary right/power. Moreover, the

circular is not binding on the ITAT.

24. Contention of the Revenue in the counter affidavit that

adjustment of refund for assessment year 2005-06 was made with

approval of the Commissioner of Income Tax-II on 26th October, 2010,

i.e. before the stay order was passed by the ITAT on 9th December,

2010, is specious and incorrect. In fact during the course of hearing this

point was not pressed. The respondents have placed on record letter

dated 26/27th October, 2010, written by Income Tax Officer,

Headquarter-II, to the Additional Commissioner of Income Tax, the

respondent No. 2 herein, that the administrative approval had been

granted by the Commissioner for issue of refund for assessment year

2003-04, but was subject to the condition that demand of Rs.266 crores

for assessment year 2006-07 and other demand, if any, should be first

adjusted. The date on which this letter was received in the office of

the respondents 1 and 2 is not stated. Senior standing counsel for the

respondent was specifically asked to state the said date but information

has not been furnished. The said letter cannot be construed and is not

an order under Section 245 of the Act. Commissioner has referred to

the power to make adjustment but adjustment must be as per and in

accordance with law. It was the duty of the respondents 1 and 2 to

bring to the notice of the Commissioner, if required, the stay order

passed by the ITAT on 9th December, 2010. Order/direction of the ITAT

must be obeyed and not violated.

25. In the light of the aforesaid discussions, the following conclusions

emerge:-

(i) Order dated 2nd February, 2011 under Section 220(6) of the

Act is null and void as the said provision is not applicable as

the petitioner has filed an appeal before the ITAT and no

appeal has been preferred under Section 246 or 246A of

the Act.

(ii) ITAT should have decided and disposed of the stay

application filed by the petitioner and should not have

called upon the Assessing Officer to dispose of the

application under Section 220(6) of the Act or left it to the

Assessing Officer to decide whether or not to make

recovery.

(iii) Word 'Recovery' is comprehensive and includes both

coercive steps to recover the demand and adjustment of

refund to recover the demand. Adjustment under Section

245 of the Act is a form/method of recovery.

(iv) ITAT is competent to stay recovery of the impugned

demand and if an order for "stay of recovery" is passed,

the Assessing Officer would be well advised and should not

pass an order of adjustment under Section 245 to recover

the demand. In such cases, it is open to the Assessing

Officer to ask for modification or clarification of the stay

order to enable him to pass an order of adjustment under

Section 245 of the Act.

(v) Different parameters and considerations can be applied when a stay order is passed, against use of coercive methods for recovery of demand and when adjustment is stayed. Therefore, ITAT can stay adoption of coercive steps for recovery of demand but may permit adjustment under Section 245.

(vi) When and in what cases, adjustment under Section 245 of

the Act should be stayed would depend upon facts and

circumstances of each case. The discretion is to be

exercised judiciously. Nature of addition resulting in the

demand is a relevant consideration. Normally, if the same

addition/disallowance/issue has already been decided in

favour of the assessee by the appellate authority, the

Revenue should not be permitted to adjust and recover the

demand on the same ground. In exceptional cases, which

include the parameters stated in Section 241 of the Act,

adjustment can be permitted/allowed by the ITAT.

Additions/Amount covered by earlier orders

26. The petitioner has filed calculations and has drawn our attention

to a chart summarizing the issues on which additions/ disallowances

have been made by the Assessing Officer and has high-lighted that

several additions or disallowances have already been decided or

adjudicated in favour of the petitioner by the CIT (Appeals) or by the

ITAT. As noticed above, this is a relevant factor, while deciding the stay

application. We do not agree with the stand of the Revenue that in the

present year, assessment order has been passed under Section 144C,

i.e. after reference to the Dispute Resolution Panel, therefore the

orders passed by the CIT(Appeals) and ITAT in favour of the petitioner

have lost significance and do not justify stay of demand in matters

covered in favour of the assessee. Decisions of the CIT (Appeals) or the

ITAT in favour of the assessee should not be ignored and have not

become inconsequential. This is not a valid or good ground to ignore

the decisions of the appellate authorities and is also not a good ground

to not to stay demand or to allow adjustment under Section 245 of the

Act. Revenue has not made out a good cause or reason why adjustment

should allowed to recover demand on issues that have been decided in

favour of the petitioner in other years.

27. Revenue in the affidavit filed on 19th October, 2011, has admitted

that additions/disallowances to the tune of Rs.96 crores are already

covered against them by orders of the ITAT or CIT (Appeals). The

petitioner has submitted that the aforesaid affidavit in fact conceals

and does not specifically deal with some of additions like sales tax

subsidy, disallowance of claim for withdrawl of amount added back etc.

The petitioner has submitted that attempt of the Revenue is to

deliberately make additions so that refunds due in the earlier year do

not become payable but can be adjusted. The allegation is that attempt

by the respondents is that statistics and collection figures can be

maintained. We are not examining the said aspects but in a case and if

it is found that the contention of the assessee is correct then

appropriate orders can certainly be passed. However, no assumptions

should be drawn. The respondents are officers of the State and the Law

requires that they perform their duties with utmost objectivity and

fairness, while keeping in mind the sanctity of the role and function

assigned to them which at times requires tough steps.

Final Directions

28. In view of the findings recorded above, we have no hesitation in

holding that conduct and action of the respondent-Revenue in

recovering the disputed tax in respect of additions to the extent of

Rs.96 crores on issues which are already covered against them by the

earlier orders of the ITAT or CIT (Appeals) is unjustified and contrary to

law. Accordingly, directions are issued to the respondents to refund

Rs.30 crores, which will be approximately the tax due on Rs.96 crores.

The said refund shall be made within one month from the date when a

copy of this order is made available to the respondents.

29. With regard to the interest under Section 234B and 234C

recovered on the said Rs.30 crores, we are not issuing direction for

refund as the respondents have not recovered the full demand. The

allegation of the petitioner that several other disputed additions are

also covered by the earlier orders of the ITAT/CIT (Appeals) prima facie

has merit but it is not possible to quantify and calculate the exact

amount. We have already recorded above that the order passed by the

ITAT substantially dismissing the stay application is not correct. One

option available is that the ITAT should be asked to examine the said

questions and decide the stay application afresh. However, we prefer

the second option i.e. to direct the ITAT to hear the appeal filed by the

petitioner expeditiously and preferably within a period of four months

from the date copy of this order is served in their registry.

30. The writ petition is accordingly disposed of, without any orders as

to costs.

(SANJIV KHANNA) JUDGE

( R. V. EASWAR ) JUDGE November 25th, 2011 kkb

 
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