/2022 INSC 0293/ [NON­REPORTABLE] IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.2704 OF 2022 Late Shri Gyan Chand Jain through LR …Appellant Versus Commissioner of Income Tax­I       …Respondent J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   29.03.2016   passed   by   the   High Court   of   Judicature   for   Rajasthan,   Jaipur   in   D.B.   Income Tax   Appeal   No.33   of   2014   by   which   the   High   Court   has allowed   the   said   appeal   preferred   by   the   Revenue   and   has 1 set   aside   the   order   passed   by   the   Income   Tax   Appellate Tribunal   (hereinafter   referred   to   as   the   ‘ITAT’)   deleting   the penalty   under   Section   271(1)(c)   of   the   Income   Tax   Act   (for short   ‘the   Act’),   the   assessee   has   preferred   the   present appeal. 2. It is mainly submitted on behalf of the appellant that in view   of   the   CBDT   (Central   Board   of   Direct   Taxes)   Circular No.21 of 2015 dated 10.12.2015 the appeal preferred by the Revenue   was   not   maintainable.     It   is   the   case   on   behalf   of the appellant that in view of the aforesaid circular no appeal can be filed by the Department in any High Court, for non­ payment   of   taxes,   where   the   tax   effect   is   less   than Rs.20,00,000/­.     It   is   the   case   on   behalf   of   the   appellant that in view of the order passed by the CIT(A) and in view of the subsequent demand, the penalty amount was reduced to Rs.6,00,000/­   (approximately)   and   therefore   when   the   tax effect   would   be   less   than   Rs.20,00,000/­,   in   view   of   the 2 CBDT Circular dated 10.12.2015 the appeal preferred by the Revenue before the High Court was not maintainable.   2.1 Learned   counsel   appearing   on   behalf   of   the   appellant has   also   made   some   submissions   on   merits   on   the jurisdiction   of   the   Additional   Commissioner   of   Income   Tax. However   considering   the   definitions   contained   in   Section 2(28C) read with Section 274(2) of the Income Tax Act, ‘Joint Commissioner’   means   a   person   appointed   to   the   post   of Joint   Commissioner   of   Income   Tax   and   includes   Additional Commissioner   of   Income   Tax   and   in   the   present   case   the approval of the Additional Commissioner of Income Tax was obtained,   we   see   no   reason   to   interfere   with   the   findings recorded   by   the  High   Court   on   merits  on   the  powers   of   the Additional   Commissioner   to   grant   the   approval   sought   by the   AO   for   imposing   penalty   under   Section   271(1)(c)   of   the Income Tax Act. 3 2.2 Now so far as the primary submission on behalf of the appellant   assessee   that   as   the   penalty   amount   was substantially   reduced   to   Rs.6   lakhs   and   even   the subsequent demand notice was for an amount of Rs.6 lakhs (approximately)   only   and   therefore   in   view   of   the   CBDT Circular   dated   10.12.2015   the   tax   effect   being   lower   than the   permissible   limit   to   prefer   the   appeal   before   the   High Court   and   therefore   the   appeal   before   the   High   Court   was not maintainable is concerned, at the outset it is required to be   noted   that   what   was   assailed   by   the   Revenue   was   the penalty   amounting   to   Rs.29,02,743/­   and   not   the   penalty reduced   by   the   CIT(A).     Before   the   Tribunal,   both   the Revenue, as well as the assessee, preferred the appeals and the   entire   penalty   amounting   to   Rs.29,02,743/­   was   an issue   before   the   Tribunal   as   well   as   before   the   High   Court. The   subsequent   reduction   in   penalty   in   view   of   the subsequent   order   cannot   oust   the   jurisdiction.     What   is required   to   be   considered   is   what   was   under   challenge before the Tribunal as well as the High Court.  At the cost of 4 repetition,   it   is   observed   that   what   was   challenged   by   the Revenue  was  the  penalty  amounting   to  Rs.29,02,743/­  and not the subsequent reduction of penalty by the CIT(A).   The aforesaid   aspect   has   been   dealt   with   by   the   High   Court   in paragraph 17 of the impugned judgment and order.   We are in   complete   agreement   with   the   view   taken   by   the   High Court.     Therefore,   it   cannot   be   said   that   the   appeal   before the   High   Court   at   the   instance   of   the   Revenue   challenging the   order   passed   by   the   ITAT   was   not  maintainable   in   view of CBDT circular dated 10.12.2015. 4. In   view   of   the   above   and   for   the   reasons   stated   above there   is   no   substance   in   the   present   appeal   and   the   same deserves   to   be   dismissed   and   is   accordingly   dismissed.     No costs. ...…………………………….J.        [M.R. SHAH] 5 ………………………………J. [B.V. NAGARATHNA] NEW DELHI; APRIL 19, 2022       6