Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Pr. Commissioner Of Income Tax ... vs Kumari Nalini Surrendrabhai ...
2023 Latest Caselaw 6457 Guj

Citation : 2023 Latest Caselaw 6457 Guj
Judgement Date : 4 September, 2023

Gujarat High Court
The Pr. Commissioner Of Income Tax ... vs Kumari Nalini Surrendrabhai ... on 4 September, 2023
Bench: Bhargav D. Karia
                                                                                  NEUTRAL CITATION




    C/TAXAP/478/2023                             ORDER DATED: 04/09/2023

                                                                                  undefined




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/TAX APPEAL NO. 478 of 2023

==========================================================
     THE PR. COMMISSIONER OF INCOME TAX , VADODARA 1
                          Versus
   KUMARI NALINI SURRENDRABHAI PATEL C/O RAMESH G. DESAI
==========================================================
Appearance:
MR NIKUNT K RAVAL(5558) for the Appellant(s) No. 1
MR MANISH J SHAH(1320) for the Opponent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE BIREN VAISHNAV
       and
       HONOURABLE MR. JUSTICE BHARGAV D. KARIA

                             Date : 04/09/2023

                              ORAL ORDER

(PER : HONOURABLE MR. JUSTICE BHARGAV D. KARIA)

Heard learned Standing Counsel Mr.Nikunt K. Raval for the appellant and learned advocate Mr.Manish Shah for the opponent.

1. This tax appeal is filed at the instance of the Revenue under Section-260A of the Income Tax Act, 1961 [for short 'The Act, 1961'] and the same is directed against the order of the Tribunal passed in the tax appeal, whereby, the Tribunal quashed and set aside the order passed by the Commissioner, Income Tax under Section-263 of the Act, 1961.

2. At the outset, the learned advocate Mr.Manish J. Shah, raised preliminary objections with regard to

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

the maintainability of this appeal as according to him, in the appeal, filed by the Revenue tax effect is less than the limit prescribed in the Circular issued by the Central Board of Direct Taxes being Circular No.17 of 2019 dated 08th August, 2019.

3. On the other-hand, the learned Standing Counsel Mr.Manish Shah submitted that the above referred circular would not be applicable in the appeal arising from the order under Section-263 of the Act, 1961.

4. It was pointed out that the Circular No.3 of 2018 dated 11th November, 2018 was issued by the Central Board of Direct Taxes specifying the monetary limits for filing of the tax appeal in income matters by the Department before the Appellate Authority, High Courts and SLP/Appeals before the Supreme Court, pursuant to the policy decision taken by the Department as a measure for reducing litigation.

5. The attention of the Court was drawn to the Paragraph-4 of the Circular No.3 of 2018, which reads thus:

"4. For this purpose, 'tax effect' means the difference between the tax on the total income assessed and the tax that would have been chargeable had such total income been reduced by the amount of income in respect of the issues against which appeal is intended to be filed [herein after

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

referred to as disputed issues]. Further, 'tax effect' shall be tax including applicable surcharge and cess. However, the tax will not include any interest thereon except where chargeability of interest itself is in dispute. In case the chargeability of interest is the issue under dispute, the amount of interest shall be the tax effect. In cases where returned loss is reduced or assessed as income, the tax effect would include notional tax on disputed additions. In case of penalty order, the tax effect will mean quantum of penalty deleted or reduced in the order to be appealed against."

6. It was, thereafter, pointed out that the aforesaid Circular No.3 of 2018 was modified by Circular No.5 of 2019 dated 5th February, 2019. The Circular No.5 of 2019 reads as under:-

Circular No.5/2019

F. No. 279/Misc/M-84/2018-ITJ Government of India Ministry of Finance Department of Revenue Central Board Direct Taxes Judicial Section

New Delhi, 5th February 2019

Subject:-Monetary limits for filing/withdrawal of Wealth Tax appeals by the Department before ITAT, Hcs and SLPs/appeals before SC through extending the scope of Circular 3 of 2018-Measures for reducing litigation.

Reference is invited to Board's Circular No.3 of 2018 dated 11.07.2018 (hereinafter, referred

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

to as "the Circular") vide which monetary limits for filing of income tax appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/ appeals before Supreme Court were specified. Para 11 of the Circular states that the monetary limits specified in para 3 shall not apply to writ matters and Direct tax matters other than Income tax and filing of appeals in such cases shall continue to be governed by relevant provisions of statute and rules.

2. There is no charge under Wealth Tax Act, 1957 w.e.f 1st April, 2016. Therefore, as a step towards litigation management, it has been decided by the Board that monetary limits for filing of appeals in Income tax cases as prescribed in Para 3 of the Circular shall also apply to Wealth Tax appeals through extension of the Circular to Wealth tax matters in a mutatis mutandis manner and with modifications as prescribed hereunder.

3. For the purpose of Wealth Tax appeals:

A. Para 4 of the Circular shall be read as follows:

"For this purpose, 'tax effect' means the difference between the tax on Net Wealth assessed and the tax that would have been chargeable had such Net Wealth been reduced by the amount of wealth in respect of the issues against which appeals is intended to be filed. However, the tax will not include any interest thereon, except where chargeability of interest itself is in dispute. In case the chargeability of interest is the issue under dispute, the amount of interest shall be the tax effect.

In case of penalty orders, the tax effect will mean quantum of penalty deleted or reduced in the order to be appealed

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

against."

B. Para 11 of the circular shall read as follows.

"The monetary limits specified in para 3 above shall not apply to writ matters. "

4. The said extension of the Circular to wealth tax appeals shall come into effect from the date of issue of this Circular.

5. The same may be brought to the notice of all concerned.

6. Hindi version will follow.

sd/-

(Abhishek Gautam_ DCIT(OSD)-ITJ, CBDT

Copy to:

1. The Chairman, Members and all other officers in CBDT of the rank of Under Secretary and above.

2. All PCCsIT jDGsIT for bringing to the notice of all officers.

3. ADG (PR, PP& OL), Mayur Bhawan, New Delhi for printing in the quarterly Tax Bulletin and for circulation as per usual mailing list.

4. The Comptroller and Auditor General of India.

5. ADG (Vigilance), Mayur Bhawan, New Delhi.

6. The Joint Secretary & Legal Advisor, Ministry of Law & Justice, New Delhi.

7. All Directorates ofIncome-tax, New Delhi and DGIT (NADT), Nagpur.

8. ITCC (3 copies).

9. The ADG (System)-4, for uploading on the Department's website.

10. Data Base Cell for uploading on irsofficersonline.gov.in.

11. [email protected] for uploading on NJRS.

12. Hindi Cell for translation.

13. Guard file.

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

DCIT(OSD)-ITJ, CBDT

7. According to the learned counsel, the aforesaid Circular No.5 of 2019 was issued to clarify that the matters under the Wealth Tax Act, 1957 is also covered by the Circular No.3 of 2018.

8. It appears that thereafter the Circular No.17 of 2019 dated 8th August, 2019 is issued by the Central Board of Direct Taxes. The said Circular reads as under:-

Circular No. 17/2019

F. No. 279/Misc. 142/2007-ITJ(Pt.) Government of India Ministry of Finance Department of Revenue Central Board Direct Taxes Judicial Section

New Delhi. 8th August 2019

Subject:- Further Enhancement of Monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/appeals before Supreme Court Amendment to Circular 3 of 2018-Measures for reducing litigation.-

Reference is invited to the Circular No.3 of2018 dated 11.07.2018 (the Circular) of Central Board of Direct Taxes (the Board) and its amendment dated 20th August. 2018 vide which

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

monetary limits for filing of income tax appeals by the Department before Income Tax Appellate Tribunal. High Courts and SLPs/appeals hefore Supreme Court have been specified. Representation has also been received that an an~omaly in the said circular at para 5 may be removed.

2. As a step towards further management of litigation. it has been decided by the Board that monetary limits for filing of appeals in income-tax cases be enhanced further through amendment in Para 3 of the Circular mentioned above and accordingly, the table for monetary limits specified in Para 3 ofthe Circular shall read as follows:




S.     Appeals/SLPs in Income-tax         Monetary Limit
No. matters                                (Rs.)
1      Before Appellate Tribunal          50,00,000
2      Before High Court                  1,00,00,000
3      Before Supreme Court               2,00,00,000


3. Further, with a view to provide parity in filing of appeals in scenarios where separate order is passed by higher appellate authorities for each assessment year vis-a-vis where composite order for more than one assessment years is passed. para 5 of the circular is substituted by the following para:

"5. The Assessing Officer shall calculate the tax effect separately for every assessment year in respect of the disputed issues in the case of every assessee. If, in the case of an assessee, the disputed issues arise in more than one assessment year, appeal can be filed in respect of such assessment year or years in which the

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

tax effect in respect of the disputed issues exceeds the monetary limit specified in para 3. No appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit specified in para 3. Further, even in the case of composite order of any High Court or appellate authority which involves more than one assessment year and common issues in more than one assessment year, no appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit specified in para 3. In case where a composite order/ judgement involves more than one assessee. each assessee shall be dealt with separately."

4. The said modifications shall come into effect from the date of issue of this Circular.

5. The same may be brought to the notice of all concerned.

6. This issues under section 268A of the Income-tax Act, 1961.

7. Hindi version will follow.

(Neetika Bansal) Director, (ITJ) CBDT, New Delhi

Copy to:

1. Chairman, Members and all other officers ∙in CBDT of the rank of Under Secretary and above.

2. All Pr. Chief Commissioners of Income Tax and all Directors General of Income Tax with a request to bring to the attention of all officers.

3. ADG(PR,P&P), Mayur Bhawan. New

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

Delhi for printing in the quarterly Tax Bulletin and for circulation as per usual mailing list.

4. The Comptroller and Auditor General of India.

5. ADG (Vigilance), Mayur Bhawan. New Delhi.

6. Joint Secretary & Legal Advisor. Ministry of Law & Justice, New Delhi.

7. All Directorates oflncome-tax. New Delhi and Pr. DGIT(NADT), Nagpur.

8. ITCC (3 copies).

9. ADG (System) 4, for uploading on the Department's website.

10. Data Base Cell for uploading on irsofficersonline.gov.in.

II. [email protected] for uploading on NJRS.

12. Hindi Cell for translation.

13. Guard file.

9. Thus, the Circular No.3 of 2018 is amended by the Circular No.5 of 2018 and Circular No.17 of 2019. After the amendment, the Circular No.3 of 2018 is modified with regard to the monetary limits prescribed under the Circular No.17 of 2019. Moreover, the Circular No.17 of 2019 has substituted the Paragraph-5 of the Circular No.3 of 2018.



10.   Thus,         on    conjoint       reading     of   all      the       three
circulars, it appears that Paragraph-11                               of         the
Circular             No.3           of          2018           which               is
substituted               by Circular No.5 of 2019 reads as
under:-







                                                                                                  NEUTRAL CITATION




      C/TAXAP/478/2023                                            ORDER DATED: 04/09/2023

                                                                                                 undefined




"The monetary limits specified in Paragraph-3 above shall not apply to writ matters."

11. In view of the aforesaid Circulars issued by the Central Board of Direct Taxes from time-to-time, the underlying policy of the Department is to reduce the litigation. So far as the matter arising out of the order under Section-263 of the Act is concerned, the same pertains to invocation of the revisional powers of the Commissioner of Income- tax for revising the assessment orders, which are erroneous or prejudicial to the interest of the Revenue. Therefore, when any order is passed under Section-263 of the Act, the same would also be the order under the Income Tax Act, 1961. The Circular referred to above do not distinguish the order passed under Section-263 or any other Section of the Act,1961, but it refers the monetary limits prescribed in the circulars itself and if any appeal is filed, which is not a writ-matter, then the monetary limits prescribed under the circular would apply and the Department is bound by such monetary limits and accordingly, the Department cannot pursue the matter, if the monetary limit prescribed in the circular is adhered-to.

12. In this context, the learned counsel Mr.Manish Shah has drawn attention of this Court to the order passed by the Division Bench in the Tax Appeal

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

No.419 of 2009 and allied matters in the case of Commissioner of Income Tax Vs. Pravinchandra S. Shah dated 13th July, 2011. This Court while disposing of the appeals on the ground of monetary limits prescribed and penalty under Section-271(1)(c) in similar situation held as under:-

"Under the circumstances, we have ascertained whether the appeals under consideration would meet with the requirements of circular dated 15th May 2008 and in particular having regard to the provisions contained in para 5 thereof. We may notice that the issue involved in the appeals pertains to levy of penalty under section 271(1)(c) of the Act. The law prescribes penalty ranging between 100 to 300 per cent of the amount of tax evasion detected. In this group of appeals, even after taking maximum possible penalty imposable and taking combined total possible penalties for all appeals involving the same assessee and decided by the Tribunal by a common judgment, the same does not exceed the limit prescribed by the Board in its circular. To ascertain the tax effect, we have gone by the calculations provided by the Revenue through its learned counsel which are taken on record.

These appeals are, therefore, dismissed as involving low tax effect. It is clarified that the legal issues raised are not touched."

12. In view of the aforesaid, even if, we take

NEUTRAL CITATION

C/TAXAP/478/2023 ORDER DATED: 04/09/2023

undefined

consolidated tax effect in the appeal, it would not exceed the monetary limits prescribed in the Circular No.17 of 2019, dated 8th August, 2019. Therefore, this appeal is dismissed due to low tax effect.

(BIREN VAISHNAV, J)

(BHARGAV D. KARIA, J) URIL RANA

 
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 : MAIMS

 
 
Latestlaws Newsletter