Sunday, 26, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Munjal Showa Ltd. vs Deputy Commissioner Of Income Tax
2012 Latest Caselaw 3203 Del

Citation : 2012 Latest Caselaw 3203 Del
Judgement Date : 14 May, 2012

Delhi High Court
Munjal Showa Ltd. vs Deputy Commissioner Of Income Tax on 14 May, 2012
Author: Sanjiv Khanna
$~10
*             IN THE HIGH COURT OF DELHI AT NEW DELHI

%                             Date of Decision : 14th May, 2012.

+      W.P.(C) 4753/2011

       MUNJAL SHOWA LTD.                      .... Petitioner
                  Through:          Mr. Ajay Vohra, Ms. Kavita Jha
                                    and Mr. Somnath Shukla, 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

SANJIV KHANNA,J: (ORAL)

Munjal Showa Ltd. has filed the present writ petition for quashing the notice dated 24.3.2011 issued under Section 148 of the Income Tax Act, 1961 („Act‟, for short) for the assessment year 2005-06.

2. It is an accepted case that the original assessment proceedings pursuant to return of income filed on 29.10.2005 were completed by

an order under Section 143(3) of the Act dated 31.12.2008. The assessee had declared income of `10,83,61,920/- which was enhanced to `33,49,73,994/- by order dated 31.12.2008. We are not concerned with the said addition, which is the subject matter of challenge in the appellate proceedings.

3. On 24.3.2011 the respondent issued notice under Section 148 of the Act inter alia recording the following reasons:

"Return of income declaring income of Rs.10,83,61,920/- was filed on 29/10/2005. Assessment was completed u/s 143(3) on 31/12/2008 at Rs.33,49,73,994/- resulting in demand of Rs.11,14,78,598/-.

Perusal of profit & Loss a/c reveals that assessee had claimed and was allowed the expenditure of Rs.11,53,93,229/- as Royalty paid to M/s. Showa corporation of Japan, its majority shareholder for the license to manufacture its products and use its technical know-how. Also as per the annual report of company, the technology imported was being absorbed gradually by the assessee. Thus, the expenditure incurred was essentially for creation of intangible asset which would provide enduring benefit to the assessee. Hence, the expenditure of Rs.11,53,93,229/- was to be capitalized and depreciation of Rs.2,88,48,307/- @ 25% on it should have been claimed and allowed and balance amount of Rs.8,65,44,922/- was to be capitalized and added in its income by the assessee. However, assessee has not capitalized the expenses of Rs.11,53,93,229/-. This view

has also been upheld by Hon'ble Supreme Court in the case of CIT Vs. Southern Switchgear Ltd. 232 ITR 359.

Therefore, I have reason to believe that income of assessee to the extent of Rs.8,65,44,922/- has escaped assessment by way of wrong claim of expenditure which was not a revenue expenditure. Thus there is failure on the part of the assessee to fully and truly disclose true particulars of its income and the same is required to be reassessed and taxed which requires reopening of assessment by initiation of proceedings u/s 147 by issue of notice u/s 148. Therefore, notice u/s 148 is hereby issued. The notice is issued after obtaining approval from CIT-II, New Delhi vide her Letter no.F.No.CIT- II/Delhi/Notice 148/2010/3331 dated 18/03/2011.

Sd/-

(A.S. Nehra) Asstt. Commissioner of Income Tax, Circle 5(1), New Delhi"

4. It is the accepted position that the re-assessment notice was issued after 4 years from the end of the assessment year. Therefore, two conditions are required for valid initiation of the reassessment proceedings. Firstly it should not be a case of change of opinion and secondly, there should be failure by the assessee to fully and truly disclose all material facts necessary for the assessment.

5. Ld. counsel for the petitioner has drawn our attention to the letter dated 4.9.2008 which was written by the petitioner-assessee

during the course of the original assessment proceedings. In para 1 of this letter the petitioner had stated as under:

"Apropos to our discussion in the previous hearing held on 20.08.2008 we are producing/ submitting the following information.

1. Copy of Agreement related to royalty, approval of the agreement from Ministry of Commerce and Industry, Royalty calculation certificate from Chartered Accountant and detailed note on Royalty for the financial year 2004-05 is enclosed. (Please refer Annexure-A). It may please be noted that the Company has deducted and deposited the TDS."

6. It is clear from the aforesaid letter that at the time of the original assessment proceedings, the Assessing Officer had called for the copy of the agreement, approval of the agreement granted by Ministry of Commerce and Industry and royalty calculation- certificate of the chartered accountant. He had also called for and was furnished a detailed note on royalty. It is not disputed that the documents and details were finished. The petitioner had deducted TDS on the royalty paid.

7. Thus, the question of royalty was specifically considered in the original assessment proceedings. In the counter affidavit it is stated that the Assessing Officer had not given any positive or negative

finding in the assessment order in this regard and therefore it is not a case of change of opinion. If an issue/aspect is raised by the Assessing Officer and the assessee furnishes reply, but no addition is made in the assessment order, the sequitor is that the Assessing Officer was satisfied with the reply and the stand of the assessee. In Commissioner of Income Tax Vs. Eicher Ltd. (2007) 294 ITR 310, it has been held: -

"15. In Hari Iron Trading Co. v. CIT [2003] 263 ITR 437, a Division Bench of the Punjab and Haryana High Court observed that an assessee has no control over the way an assessment order is drafted. It was observed that generally, the issues which are accepted by the Assessing Officer do not find mention in the assessment order and only such points are taken note of on which the assessee's explanations are rejected and additions/disallowances are made. We agree.

16. Applying the principles laid down by the Full Bench of this court as well as the observations of the Punjab and Haryana High Court, we find that if the entire material had been placed by the assessee before the Assessing Officer at the time when the original assessment was made and the Assessing Officer applied his mind to that material and accepted the view canvassed by the assessee, then merely because he did not express this in the assessment order, that by itself would not give him a ground to conclude that income has escaped assessment and, therefore, the assessment

needed to be reopened. On the other hand, if the Assessing Officer did not apply his mind and committed a lapse, there is no reason why the assessee should be made to suffer the consequences of that lapse."

8. Moreover in the present case, the second condition is also not satisfied. The assessee had filed and furnished all details and particulars relating to the royalty payment including agreements, calculation and the approval. There was no failure on the part of the assessee to furnish true and correct all material facts. The facts were available before and were within the knowledge of the Assessing Officer. The new Assessing Officer as per the reasons recorded on the basis of the same facts, has observed that royalty payment should have been disallowed as it was capital in nature. This is a question of legal inference or interpretation which has been drawn from the same material facts on record. There is no allegation that there was failure or omission on the part of the assessee to furnish and state all material facts.

9. Writ of certiorari is accordingly issued and the notice issued under Section 148 of the Act and order dated 24.3.2011 dismissing the objections to the reassessment proceeding passed by the Assessing Officer are quashed. The re-assessment order is also quashed.

Writ petition is disposed of. No costs.

SANJIV KHANNA, J

R.V.EASWAR, J MAY 14, 2012 vld/Bisht

 
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 Newsletter