Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 16]

Gujarat High Court

Commissioner Of Income Tax vs D.M. Joshi And Ors. on 8 September, 1998

Equivalent citations: [1999]239ITR315(GUJ)

Author: A.R. Dave

Bench: A.R. Dave

ORDER


 

 R.K. Abichandani, J. 
 

1. In these four applications, the Revenue has suggested the following questions in para 4 of these applications, seeking a direction on the Tribunal to forward statement of case in respect thereof.

ITA No. 193/1998 :

"1. Whether, the Tribunal is right in law and on facts in deleting the addition of Rs. 50,000 made ?
2. Whether, when the CIT(A) had remanded the matter for affording opportunity to the assessee, the Tribunal was justified in law and on facts in entertaining the appeal and allowing the same ?"

Following identical question was suggested in ITA Nos. 191/98, 192/98 and 194/98.

"Whether, the Tribunal is right in law and on facts in confirming the order passed by the CIT(A) holding that the assessee had sufficient amounts of income and that the income should be assessed on substantive basis and not on protective basis ?"

2. All these applications arise from the common order made by the Tribunal on 22nd April, 1997 in IT Appeal Nos. 2436 to 2438/Ahd/1992 for the asst. yr. 1987-88. The controversy centers around two additions of Rs. 25,000 each, which were made by the ITO in the income of the assessee. The assessee who was at the relevant time serving as an ITO at Amerli, was residing with his maternal uncle, J.C. Dave. During the accounting year relevant to the asst. yr. 1985-86, the following two amounts were transferred to the family members of the assessee :

(i) Rs. 25,000 on 26th March, 1985 to Hitendra D. Joshi, son of the assessee as gift.
(ii) Rs. 25,000 on 5th April, 1984 to Smt. Kirtiben D. Joshi, wife of the assessee by way of loan.

Since the AO was not satisfied with the explanation given by the assessee, he treated the said amounts as income of the assessee from undisclosed sources and added them in his total income, by his order dt. 16th October, 1991, for the asst. yr. 1985-86.

3. In the asst. yr. 1987-88, the assessee filed a return declaring total income of Rs. 15,000, but he was assessed at Rs. 42,800 on 30th March, 1990. While completing the assessment, the AO added interest and dividend income of his wife and two sons.

For asst. yr. 1987-88, the AO also issued notices under s. 139(2) of the Act to the assessee's wife and his two sons. The AO assessed on protective basis the income of three family members of the assessee for the asst. yr. 1987-88 as under :

Rs.
Hitesh D. Joshi                            17,700
Rajesh D. Joshi                             3,000
Smt. Kirtiben Joshi                           Nil 
 

The income assessed in the hands of the family members was clubbed in the hands of the assessee for the asst. yr. 1987-88 and the same was assessed in his hand on substantive basis.

4. On appeal preferred by the assessee as well as three other members of the family against the assessment so made for the asst. yr. 1987-88, the first appellate authority noted that Smt. Kirtiben Joshi earned income from stitching of saree falls, etc. and investment made in shares was properly explained. He therefore held that there was no justification in taxing the same on protective basis, as it was her own income from her own investment. As regards the income of sons, it was held that both were adults and educated, doing service and taking tuition and thereby earning individually. It was, therefore, held that family members of the assessee were not benamis of the assessee and as such the clubbing of their income with the income of the assessee was not justified. The appeals for the asst. yr. 1987-88 in case of the assessee and in the cases of his wife and two sons were, therefore, allowed.

5. For the asst. yr. 1985-86, the appeal filed by the assessee was dismissed by the first appellate authority sustaining the addition made of Rs. 50,000. The assessee therefore, approached the Tribunal while the Revenue preferred appeals against the common order of the CIT(A) for the asst. yr. 1987-88 in the case of the assessee, his wife and two sons. The Tribunal in the assessee's appeal for asst. yr. 1985-86 found that the first appellate authority while sustaining addition of Rs. 50,000 did not consider relevant facts and evidence brought on record and the finding recorded and conclusion reached were without any reasoning. That matter was, therefore, restored to the file of the CIT(A) for the asst. yr. 1985-86. As regards the Revenue appeals for the asst. yr. 1987-88, they were also restored to the file of the CIT(A) for the same reason. The CIT(A) thereafter, by his order dt. 27th October, 1994, allowed the appeals of the assessee, his wife and two sons for the asst. yr. 1987-88 by a common order. The Revenue did not prefer any appeal against that order. The Revenue's appeals in the cases of the assessee's wife and two sons for the asst. yr. 1987-88 were however, shown as pending though they were already decided by the Tribunal by its order dt. 22nd February, 1994, while disposing of the appeal of the assessee for the asst. yrs. 1985-86 and 1987-88. The Tribunal, therefore, treated the appeals in cases of the assessee's wife and sons for the asst. yr. 1987-88 as having become infructuous and dismissed them as such, as recorded in para 7 of its order.

6. The CIT(A) while disposing of the assessee's appeal by his order dt. 27th October, 1994, set aside the assessment with a direction to the AO to give an adequate opportunity of rebuttal to the assessee, so that he could cross-examine J.C. Dave on whose affidavit made on 11th June, 1988 the AO had earlier relied for holding against the assessee. That is the decision of the CIT(A) which was challenged before the Tribunal for the asst. yr. 1985-86. Before the Tribunal, it was mentioned that J. C. Dave passed away on 10th December, 1996 and therefore, it would not be possible for the AO to give any opportunity to the assessee to cross-examine J. C. Dave in respect of the affidavit which he had filed on 11th June, 1988. The Tribunal noted that J.C. Dave, in his affidavit which was sworn earlier on 31st July, 1986, on oath, had admitted the fact that the aforesaid amounts were given by way of gift and loan by him. However, subsequently, he filed another affidavit on 11th June, 1988, stating that these amounts were actually not his and that they were given from the money which was given by the assessee to him for safe custody. The Tribunal after considering all the relevant material on record, held that the AO ought not to have relied upon the affidavit of J.C. Dave made on 11th June, 1988, without affording an opportunity to the assessee of cross-examining J.C. Dave and that reliance placed on the affidavit without giving the assessee an opportunity to cross-examine J.C. Dave at the time when he was alive, was in violation of the principles of natural justice. The Tribunal found that there was no material on record to prove that the assessee out of any undisclosed sources of income contributed towards the deposit to the extent of Rs. 50,000 in the bank account of J.C. Dave, out of which J.C. Dave gave gift/loan to the assessee's family members. It was therefore, held that the addition made of Rs. 50,000 in the assessee's total income was not justified.

7. It is obvious from the material on record and the findings of the Tribunal that the matter has been decided purely on appreciation of evidence and by reaching findings of facts. No question of law arises in these matters and all these applications are, therefore, rejected.