Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Principal Commissioner Of Income ... vs M/S Iot Anwesha Engineering And ...
2025 Latest Caselaw 1947 Guj

Citation : 2025 Latest Caselaw 1947 Guj
Judgement Date : 17 January, 2025

Gujarat High Court

The Principal Commissioner Of Income ... vs M/S Iot Anwesha Engineering And ... on 17 January, 2025

Author: Bhargav D. Karia
Bench: Bhargav D. Karia
                                                                                                                   NEUTRAL CITATION




                             C/TAXAP/717/2024                                       ORDER DATED: 17/01/2025

                                                                                                                   undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                                    R/TAX APPEAL NO. 717 of 2024
                       ==========================================================
                            THE PRINCIPAL COMMISSIONER OF INCOME TAX - 1 VADODARAss
                                                     Versus
                                 M/S IOT ANWESHA ENGINEERING AND PROJECTS LTD
                       ==========================================================
                       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 BHARGAV D. KARIA
                                and
                                HONOURABLE MR.JUSTICE D.N.RAY

                                                            Date : 17/01/2025

                                                       ORAL ORDER

(PER : HONOURABLE MR.JUSTICE D.N.RAY)

1. Heard learned Senior Standing Counsel Mr. Nikunt Raval

for the appellant and learned advocate Mr. M.J.Shah for the

respondent.

2. The present Tax Appeal is filed under section 260A of the

Income Tax Act, 1961, by the Appellant arising from the judgment

and order dated 29.08.2023 passed by the Income Tax Appellate

Tribunal (for short "the ITAT"), Ahmedabad in ITA

No.386/AHD/2020 for the Assessment Year 2008-2009 proposing

the following substantial questions of law:

"(i) Whether the Ld. Appellate Tribunal was justified in

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

quashing the notice u/s 148 for reopening of assessment, by erroneously holding that no new material facts were bought by the AO and no failure on the part of the assessee in furnishing material facts fully and truly for the assessment without considering the fact that the assessee has not disclosed true and correct facts regarding the payment of VAT of Rs. 57,61,077/- during the assessment proceedings and, therefore, the reason recorded for reopening the assessment u/s 147 of the I.T. Act and notice issued u/s 148 of the I.T. Act was based on new material facts that the assessee did not show the balance outstanding amount of Rs.

57,61,077/- as liability in the Balance-sheet at the year end?

(ii) Whether the Ld. Appellate Tribunal was justified in quashing the notice u/s 148 for reopening of assessment, by erroneously holding that reopening of assessment under section 147 is only the change of opinion without appreciating that the issue-in-hand was neither examined by the assessing officer during original assessment proceedings nor the assessing officer formed any opinion on the issue ?

3. The brief facts of the case are as under:-

3.1 The assessee e-filed its Return of Income declaring total income

Rs. 2,67,91,420/-, which was initially assessed u/s 143(3) of the Act

dated 29.11.2011. The assessment was finalized determining the

total income at Rs. 2,69,50,080/- and subsequently revised at Rs.

2,67,91,420/- on 03.10.2013 by virtue of appellate order passed by

the Ld. CIT(A)-1, Baroda on 02.08.2013. Subsequently, the

assessment proceeding u/s 147 of the Act was initiated by issuing

notice u/s 148 of the Act, dated 27.02.2015. The assessee claimed

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

expenses to the extent of Rs. 1,27,92,992/- on account of duties and

taxes out of which a sum of Rs. 62,92,692/- pertained to claim of

expenses on account of VAT payment. In fact, the assessee paid

VAT of Rs. 5,31,615/- by 31.03.2008. The balance amount remained

unpaid and was shown as outstanding liability as on 31.03.2008 and

the said amount of Rs. 57,61,077/ was also not paid before the due

date of filing of return.

3.2 The assessee contended that it has debited VAT Tax expenses

account by Rs.62,92,692/ out of which Rs. 5,31,615/- was paid

during the year. The remaining amount has been debited in VAT

expense account as this was on account of VAT tax paid on various

inputs purchases shown as current asset instead of debiting expense

at that time. The amount was shown as input credit receivable on the

bona-fide belief that the said input on VAT on purchases would be

available for set-off against future liability. Since, the said amount

was shown as current asset, subsequently on discussion with the

Sales-tax consultant, the assessee came to know that the said input

VAT credit would not be admissible and therefore the company

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

transferred the said amount to expenses. The said amounts have

already been paid at the time of booking purchases. In the present

case, the amount debited to Sales-tax expenses have been arrived

after the above explained treatment of Sales-tax expense, Sales-tax

payable and input credit receivable. There is no anomaly in the

present case of the assessee company and the treatment of

VAT/Sales tax and expenses claimed are in consonance with the

prescribed accounting treatment and the ICAI Guidance notes and

Income-tax provisions in this regard. The company has not deviated

from the acceptable accounting methods.

3.3 The AO however, did not accept the contention of the assessee

as according to the Assessing Officer, the deduction u/s 43B could

only be allowed on actual payment. Since the assessee debited VAT

amounting to Rs. 62,92,692/- but paid only Rs. 5,31,615/-, the AO

added the balance unpaid VAT amounting to Rs. 57,61,077/-u/s

143(3) r.w.s. 144C(3) of the Act. As per provision of Section 43B of

the Act, the claim of unpaid expenses of VAT/Sales Tax of the

impugned amount was found to be not allowable and accordingly, an

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

addition was made to the total income of the assessee.

3.4 Aggrieved, the assessee filed an appeal before the Ld. CIT(A)

challenging both the grounds of reopening of assessment and the

above addition made by the AO.

3.5 The assessee preferred appeal mainly on the issue of

disallowance of VAT expenses to the tune of Rs. 57,61,077/- u/s

43B of the Act. During appellate proceedings, the assessee raised

additional grounds challenging the reopening of its case without

satisfying conditions mentioned in the proviso to section 147,

especially when there were regular assessment framed u/s 143(3)

read with Section 144C of the Act on 02.08.2013. The assessee

contended that notice u/s 148 of the Act was issued beyond the

period of 4 years from the end of the relevant assessment year was

error in fact and law and also there was change of opinion since

papers relied upon were already filed with the return of income and

were available at the time of original assessment.








                                                                                                        NEUTRAL CITATION




                             C/TAXAP/717/2024                           ORDER DATED: 17/01/2025

                                                                                                       undefined




                       3.6      The CIT(A) adjudicated and allowed the appeal of the assessee

and held the reopening of the case to be invalid. The CIT(A) relied

upon the decisions of the Hon'ble Supreme Court in the case of L &

T Ltd [113 taxmann.com 48), the High Court of Gujarat in the case

of Alps Technologies (P) Ltd [81 taxmann.com) and Manan Exports

(P) Ltd [78 taxmann.com 225), wherein it was held that

reassessment on account of change of opinion is bad in law.

3.7 Aggrieved by the order of the Ld. CIT(A), the Department

filed appeal before the Appellate Tribunal. The ITAT has rejected

the appeal of the Revenue by confirming the order of the CIT (A).

3.8 The Appellate Tribunal in its impugned judgment and order

has held that the precondition for initiation of proceeding u/s 147 of

the Act by recording reasons of income, escaping assessment is not

reflecting from the said order of reopening due to the failure on the

part of the assessee. Therefore, the same is not found to be

sustainable and hence liable to be set aside. Neither any allegation

has been levelled against the assessee by the AO while reopening

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

assessment under section 148 of the Act in failing to disclose fully or

truly all material facts necessary for assessment which admittedly

goes against such reopening of assessment by the department. The

Appellate Tribunal relied on the judgment of the Hon'ble Apex

Court in the case of L&T Limited, reported in 113 taxmann.com 48,

wherein SLP filed by the Revenue was dismissed as there was no

failure on the part of the assessee to disclose material facts fully and

truly was found. The re- assessment was, thus, at the best made on

change of opinion. Further, the Appellate Tribunal relied upon the

judgments passed by the Jurisdictional High Court in the case of

ALPS Technologies (P) Ltd., reported in 81 taxmann.Com and

Micro Inks (P) Ltd. Vs. ACIT, reported in [2017] 79 taxmann.com

153 (Guj).

3.9 Further, the Appellate Tribunal held that there was no recording

of reasons of failure on the part of assessee in submitting material

facts for the purpose of making assessment truly and fully at the time

of original assessment is reflecting for initiation of such re-

assessment proceeding. Once, after considering the documents, the

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

claim of the assessee decided and accepted by not making any

addition during the course of regular assessment issuing noting u/s.

148 of the Act on the same issue by successor AO amongst to

assumption of revisionary power which is not valid as per law. Thus,

in the absence of new material facts brought on record by Revenue

reopening of assessment beyond the period of 4 years from the end

of the assessment year in the present facts and circumstances of the

case is found to be not sustainable in the eye of law and order of

quashing the same by the Ld. CIT(A) with the same observation is

found to be just and proper so as to warrant interference.

Accordingly, the Appellate Tribunal dismissed the appeal of

Revenue as devoid of any merit.

4. Learned Senior Standing Counsel Mr.Nikunt Raval on behalf

of the Department has submitted that the Tribunal has erred in

dismissing the appeal of the Revenue on technical grounds.

4.1 Learned Senior Standing Counsel Mr. Raval further submitted

that in the instant case, the assessee has not disclosed true and

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

correct facts regarding the payment of VAT of Rs. 57,61,077/-

during the assessment proceedings and, therefore, the reason

recorded for reopening the assessment u/s 147 of the I.T. Act and

notice issued u/s 148 of the I.T. Act was based on new material facts

that the assessee did not show the balance outstanding amount of Rs.

57,61,077/- as liability in the Balance-sheet at the year end. The

assessee did not pay the balance outstanding amount before the due

date of filing of return u/s 139(1) of the Act. As per provisions of

section 43B of the Act, claim of unpaid expenses of VAT/Sales-tax

of Rs.57,61,077/- is not allowable. This fact brought out by the

Assessing Officer which was not considered at the time of original

assessment proceedings u/s 143(3) of the I.T. Act and hence this

case is covered by the first proviso to Section 147 of the I.T. Act and

also Explanation-1 to Section 147 of the I.T.Act. However, while

allowing the appeal of the assessee on technical ground, the

Appellate Tribunal has not considered the above facts.

5. Learned Counsel Mr.Manish Shah for the respondent-Assessee

has submitted that as the assessee had already filed return of income

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

under Section 139(1) of the Act, it is to be seen as to whether the

assessee failed to disclose truly and fully all material facts necessary

for the purpose of making the assessment. No such recording of

satisfaction is available that escapement of income has arisen due to

failure on the part of the Assessee and in the absence of fulfillment

of proviso to Section 147 of the Act, reopening after 4 years from

the end of the relevant assessment year is bad in law and liable to be

quashed.

In view of the above submissions, Mr. Shah, learned advocate

submitted that no case was made out for admission of the instant

appeal.

6. DISCUSSION & FINDINGS

6.1 We find that the learned Tribunal has meticulously considered

the facts and the applicable law in the impugned judgment and order

as under:-

14. Upon perusal of the relevant materials available before us, we find that as the precondition for initiation of proceeding under Section 147 of the Act by recording reasons of income, escaping assessment is not reflecting from the said order of reopening due to the failure on the part of the assessee, the same is not found to be sustainable and hence liable to set aside. Neither any allegation has been levelled against the assessee by the Ld. AO while reopening assessment under

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

Section 148 of the Act in failing to disclose fully or truly all material facts necessary for assessment which admittedly goes against such reopening of assessment by the department. On this aspect, we have further considered the judgment passed by Hon'ble Apex Court in the case of L&T Ltd., reported in 113 taxmann.com 48, wherein SLP filed by the Revenue was dismissed as there was no failure on the part of the appellant to disclose material facts fully and truly was found. The re-

assessment was, thus, at the best made on change of opinion.

15. We have further considered the judgment passed by the Jurisdictional High Court in the case of ALPS Technologies (P) Ltd., reported in 81 taxmann.com holding that when the material facts were truly and fully discussed at the time of original assessment, initiation of proceedings to reopen on the same set of facts held to be invalid. We further find from the records that during original assessment the Ld. AO asked for the details of duties and taxes and again initiated re-assessment proceeding on the very same issue without bringing any new material facts on records. On this aspect, we further considered the order passed by the Jurisdictional High Court in the case of Micro Inks (P.) Ltd. vs. ACIT, reported in [2017] 79 taxmann.com 153 (Guj) as relied upon by the Ld. AR wherein expenditure incurred towards interest and finance charges on loan was treated as business expenditure after scrutiny, and, since there was no failure on part of the assessee in disclosing true and correct facts, reopening assessment beyond period of four years was held to be unjustified.

16. We have carefully considered all the relevant materials available on record before us including the notice dated 27.02.2015 issued by the Ld. CIT(A), Baroda, wherein no recording of reasons of the fact of failure on the part of the appellant in submitting material facts for the purpose of making assessment truly and fully at the time of original assessment is reflecting for initiation of such re- assessment proceeding. Once, upon considering the documents, the claim of the assessee decided and accepted by not making any

NEUTRAL CITATION

C/TAXAP/717/2024 ORDER DATED: 17/01/2025

undefined

addition during the course of regular assessment issuing notice under Section 148 of the Act on the same issue by successor AO amongst to assumption of revisionary power which is not valid as per law. When the Assessing Officer attempts to reopen an assessment on the count the opinion formed earlier by him was an incorrect opinion, the reopening is not warranted. Further that, though the statutory power has been given in the hands of the ITO to reopen the final decision made against the Revenue in respect of the question that directly arose from the decisions in earlier proceeding, the same is required to be exercised sparingly upon due application of mind, otherwise it would result in placing an unrestricted and unguided power of review in the hands of the assessing authorities depending on their changing moods. Thus, with the above observation, we find that in the absence of new material facts brought on record by the Revenue reopening of assessment beyond the period of 4 years from the end of the assessment year in the present facts and circumstances of the case is found to be not sustainable in the eye of law and order of quashing the same by the Ld. CIT(A) with the same observation is found to be just and proper so as to warrant interference. Thus, Revenue's appeal is found to be devoid of any merit and hence, dismissed.

7. We are in full agreement with the aforesaid findings of the

learned ITAT which has correctly appreciated the contextual facts

and applied the provisions of law to the same. We are of the

considered opinion that the instant reopening and consequent

addition sought to be made by the Assessing Officer is nothing other

than a mere change of opinion. The Hon'ble Apex Court in the case

of Commissioner of Income tax vs. Kelvinator of India Ltd.







                                                                                                         NEUTRAL CITATION




                             C/TAXAP/717/2024                            ORDER DATED: 17/01/2025

                                                                                                        undefined




reported in (2010) 320 ITR 561(SC) has held as under:-

"6. ...prior to Direct Tax Laws (Amendment) Act, 1987, re- opening could be done under above two conditions and fulfillment of the said conditions alone conferred jurisdiction on the Assessing Officer to make a back assessment, but in section 147 of the Act [with effect from 1st April, 1989], they are given a go-by and only one condition has remained, viz., that where the Assessing Officer has reason to believe that income has escaped assessment, confers jurisdiction to re- open the assessment. Therefore, post-1st April, 1989, power to re-open is much wider, However, one needs to give a schematic interpretation to the words "reason to believe"

failing which, we are afraid, Section 147 would give arbitrary powers to the Assessing Officer to re-open assessments on the basis of "mere change of opinion".

8. We are therefore of the opinion that the appeal is devoid of

merits and that no questions of law much less any substantial

questions of law arise from the impugned order of the Tribunal. The

appeal is accordingly dismissed.

(BHARGAV D. KARIA, J)

(D.N.RAY,J) BINA SHAH

 
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