Kerala High Court
M/S.Soundarya Textiles vs The Assistant Commissioner Of Income ... on 8 January, 2014
Bench: Manjula Chellur, A.M.Shaffique
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HON'BLE THE CHIEF JUSTICE DR. MANJULA CHELLUR
&
THE HONOURABLE MR.JUSTICE A.M.SHAFFIQUE
WEDNESDAY, THE 8TH DAY OF JANUARY 2014/18TH POUSHA, 1935
ITA.No. 35 of 2012
----------------------
AGAINST ORDER OF INCOME TAX APPELLAT4 TRIBUNAL, COCHIN BENCH IN
ITA NO. 119/COCH/2010.
APPELLANT(S)/APPELLANT:
-------------------------
M/S.SOUNDARYA TEXTILES
P.R.COMPLEX, PANOOR.
BY ADVS.DR.K.B.MUHAMED KUTTY (SR.)
SRI.K.M.FIROZ
RESPONDENT(S)/RESPONDENT IN ITA:
---------------------------------
THE ASSISTANT COMMISSIONER OF INCOME TAX
RANGE-I, KANNUR-670 001.
BY ADV. SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)
BY ADV. SRI.JOSE JOSEPH, SC, FOR INCOME TAX
THIS INCOME TAX APPEAL HAVING COME UP FOR ADMISSION ON
08-01-2014, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
Manjula Chellur, C.J. & A.M. Shaffique, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
I.T.Appeal No. 35 of 2012
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 8th day of January, 2014.
J U D G M E N T
Shaffique, J.
This appeal is filed by the assessee against the order of the Income-tax Appellate Tribunal, Cochin Bench, in ITA No. 119/Coch/2010 in respect of the assessment year 2005- 2006.
2. The short facts involved in the above appeal are relating to the contribution made by 12 persons amounting to Rs. 51,20,000/- during the assessment year 2005-2006. The assessing officer found that the assessee has accepted the aforesaid amount contravening the provisions of Section 269SS of the Income-tax Act (for short `the Act') and initiated proceedings to impose penalty under Section 271DD of the Act. The assessee tried to explain the said allegation by contending that the aforesaid amounts were collected from promoters who are not aware of the provisions of the Income-tax Act for the purpose of establishing a business unit. They were supposed to be partners in the above business activity conducted by the assessee and in so far as the amount is utilised for the purpose of business, and that too, for want of liquid cash, the investigation was genuine. The assessing officer did not find that the transaction as explained can be accepted I.T.Appeal No. 35 of 2012 -: 2 :- and hence imposed a penalty of Rs. 51,20,000/- equal to the amount of cash loans taken by the assessee for contravening the provisions of Section 269SS of the Act. Though the assessee filed an appeal, the same came to be confirmed. The assessee preferred a further appeal to the Tribunal, which resulted in the impugned order confirming the penalty imposed on the assessee.
3. The assessee had raised the following questions of law in the memorandum of appeal:
"Whether on the facts and in the circumstances of the case:
1. The Appellate Tribunal is justified in dismissing the appeal against the imposition of penalty for the reasons stated by it confirming the penalty without considering materials on records and submissions made by the appellant?
2. Is not the decision of the Appellate Tribunal contrary to the well accepted principles of law governing the issue as laid down by the Hon'ble Supreme Court of India, this Hon'ble Court and various other High Courts?
3. Is not the penalty imposed unjust and illegal in the light of the genuineness of the payment as revealed by the confirmation letters disclosing the sources of the fund?"
4. On a perusal of the questions of law, we do not find that there is any material to substantiate the I.T.Appeal No. 35 of 2012 -: 3 :- questions raised by the appellant. The main allegation raised by the assessing officer for imposing penalty was that the assessee-firm had received cash in excess of Rs. 20,000/- in violation of Section 269SS. The contention is that the persons who had paid the cash were promoters of the firm who are supposed to be partners and since contribution was made in the first year of business of the firm, the funds for the business was mobilised in the form of capital contribution.
According to the appellant, the investment made by the partners in their respective capital account is genuine and there is no violation of Section 269SS. The main contention raised is that no penalty could have been imposed on the assessee, if reasonable cause for the failure for not receiving the loan by way of account payee cheque can be shown by the assessee. The authorities below as well as the Tribunal, on verification of the materials on record, came to a finding that the audit report and balance sheet of the assessee had shown the outstanding amount as loan received from 12 persons. Therefore, the contention that the amounts received by the assessee was from promoters/partners of the firm was not accepted.
5. Section 269SS of the Income-tax Act reads as under:
I.T.Appeal No. 35 of 2012 -: 4 :-
"269SS. Mode of taking or accepting certain loans and deposits-
No person shall, after the 30th day of June, 1984, take or accept from any other person (hereinafter in this section referred to as the depositor), any loan or deposit otherwise than by an account payee cheque or account payee bank draft if,--
(a) the amount of such loan or deposit or the aggregate amount of such loan and deposit; or
(b) on the date of taking or accepting such loan or deposit, any loan or deposit taken or accepted earlier by such person from the depositor is remaining unpaid (whether repayment has fallen due or not), the amount or the aggregate amount remaining unpaid; or
(c) the amount or the aggregate amount referred to in clause (a) together with the amount or the aggregate amount referred to in clause (b), is twenty thousand rupees or more."
The provisos to the above Section have no application to the case on hand and therefore a bare reading of Section 269SS indicates that no person shall receive from any other person any loan or deposit other than by way of account payee cheque or account payee bank draft, if the amount is Rs. 20,000/- or more. Of course, while imposing penalty, it is possible for the authorities to consider whether there was any reasonable cause for receiving the said amounts without complying with Section 269SS. None of the authorities have found that the reasons stated are genuine and can be I.T.Appeal No. 35 of 2012 -: 5 :- accepted to avoid payment of penalty. On facts and materials relied on by the assessee, it is found by the authorities that the contribution made by the respective persons was treated as a loan and the explanation that they were to be made partners later was not accepted. Hence, we do not think that the said factual issues can be re-opened and challenged in the present appeal. The findings of facts by the authorities are neither perverse nor illegal in any form. Hence, we do not think that the questions of law now raised by the appellant arise for consideration in the present appeal.
Accordingly, the appeal is dismissed.
Sd/- Manjula Chellur, Chief Justice. Sd/- A.M. Shaffique, Judge.
Tds/ [True copy] P.S to Judge.