Income Tax Appellate Tribunal - Raipur
M/S Annapurna Industries, Rajnandgaon vs The Income Tax Officer-1, Rajnandgaon on 17 January, 2019
आयकर अपीलीय अधधकरण न्यायपीठ रायपुर में ।
IN THE INCOME TAX APPELLATE TRIBUNAL,
RAIPUR BENCH, RAIPUR
BEFORE SHRI ANIL CHATURVEDI, AM AND
SHRI PARTHA SARATHI CHAUDHURY, JM
आयकर अपील सं. / ITA No.72/RPR/2016
धनधाारण वषा / Assessment Year : 2010-11
M/s. Annapurna Industries,
Ramdhin Marg,
Rajnandgaon (CG)
Pin-491441
PAN : AAMFA3334K
.......अपीलाथी / Appellant
बनाम / V/s.
The Income Tax Officer-1,
Rajnandgaon.
......प्रत्यथी / Respondent
Assessee by : Shri R. B. Doshi
Revenue by : Shri R.P. Namdeo
सुनवाई की तारीख / Date of Hearing : 16.01.2019
घोषणा की तारीख / Date of Pronouncement : 17.01.2019
आदेश / ORDER
PER PARTHA SARATHI CHAUDHURY, JM :
This appeal preferred by the assessee emanates from the order of Ld. CIT(Appeals)-II, Raipur dated 04.02.2016 for the assessment year 2010-11 as per following grounds of appeal on record:
"1. In the facts and circumstances of the case and in law, the Ld. CIT(A) erred in confirming addition of Rs.3,51,540/-, out of the 2 ITA No. 72/RPR/2016 A.Y.2010-11 addition of Rs.4,51,980/- made by the AO on account of low yield of husk. The addition sustained is not justified.
2. The appellant reserves the right to add, amend or alter any of the ground/s of appeal.
2. The brief facts in this case are that the assessee company is engaged in the business of manufacturing and trading rice, broken rice and konda etc. In this case, assessment was completed u/s.143(3) of the Income Tax Act, 1961 (hereinafter referred to as 'the Act') determining total income at Rs.10,92,220/-. During the year, it was noticed by the Assessing Officer that the assessee has consumed 167402.63 qtls. Of paddy in the rice mill plant and has manufactured 97395.47 qtls. of rice, 14423.10 qtls. of broken rice, 9225.68 qtls. of konda and 29437.45 qtls. of husk. The yield of various products manufactured by the assessee in the rice mill plant in terms of percentage is 66.79% of rice including broken rice, 5.51% of konda and 17.58% of husk. During the year, it was also noted by the Assessing Officer that the yield of various products shown by the assessee in the Rice Mill Plant are appropriate and are comparable with standard yield in Arva Rice Mill Plant except the yield of husk shown at 17.58%. In an Arva rice mill plant, the standard yield of husk out of milling activity carried out is 22%. Against this standard yield of husk, the assessee has shown yield of husk at 17.58% i.e. yield of husk is shown less by the assessee by 4.42%. Thereafter, the assessee was asked to furnish reasons, along with proof, if any for showing lower yield/generation of husk by 3 ITA No. 72/RPR/2016 A.Y.2010-11 4.42% during the year. The assessee thereafter submitted details written submissions with reasons for showing lower yield of husk during the year. However, those submissions did not find favour with the Assessing Officer and addition of Rs.4,51,980/- was made on the total income of the assessee.
3. The Ld. CIT(Appeals) out of the said addition of Rs.4,51,980/- confirmed the addition to the extent of Rs.3,51,540/- as per reasons appearing in his order which is on record.
4. The Ld. AR of the assessee at the time of hearing before us vehemently argued that the addition has been made on presumption basis. There is no specific finding recorded by the Revenue Authority. The Ld. AR has placed reliance on the decision of the Co-ordinate Bench of the Tribunal in the case of M/s. Anant Rice Industries Vs. Income Tax Officer, in ITA No.280 (Nag.) of 2008 where the facts and circumstances are similar with that of the assessee's case.
5. On the other hand, the Ld. DR has placed reliance on the orders of the sub-ordinate Authorities.
6. We have perused the case records and judicial pronouncement placed before us. In ITA No. 280 (Nag.) of 2008 (supra.), the facts were that 4 ITA No. 72/RPR/2016 A.Y.2010-11 the assesse is a rice miller and husk is a by-product. Husk is nothing but wastage being un-useful garbage received on milling. The Assessing Officer alleged that the assessee firm had not shown the sale of husk or as closing stock in its books and hence he presumed that the assessee might have sold the husk out of books. The Assessing Officer estimated the net saleable husk at 21% of the total quantity of paddy milled and thus made an addition of Rs.1,88,000/- on account of unaccounted sale of such husk. The Ld. AR pointed out that in the preceding year also no husk was sold and no addition was made by the Revenue. The Co-ordinate Bench of the Tribunal has held as follows:
"4. We have heard the parties and perused the material placed before us. In our opinion the AO has gone more on presumption than on reality. He has not pointed out a single instance of sale of husk by the assessee or even there is no evidence of such sales brought on record. It has been pointed out by the learned Counsel that even in earlier assessment years also there was no sale of husk and the department did not make any addition on that account. The assessee has also furnished examples of various other assesses doing similar nature of rice milling business who have not sold any musk. The exercise of the AO in adopting the net saleable price of husk was based on his surmises and conjectures. In that view of the matter, the addition of Rs.1,88,000/- made on account of unrecorded sale of husk was not justified and the CIT(A) went wrong in upholding the same. The addition therefore is directed to be deleted."
In the present case also, the addition made by the Assessing Officer and partly confirmed by the Ld. CIT(Appeals) are absolutely based on presumption. They are nothing but surmises and conjectures. There is no evidence on record to demonstrate that specific enquiry has been 5 ITA No. 72/RPR/2016 A.Y.2010-11 conducted either by the Assessing Officer or by the Ld. CIT(Appeals) while arriving it their respective decisions. There cannot be any addition on presumption basis.
Respectfully, following the decision of the Co-ordinate Bench of the Tribunal in ITA No. 280 (Nag.) of 2008 (supra.), we set aside the order of the Ld. CIT(Appeals) and allow the appeal of the assessee.
7. In the result, appeal of the assessee is allowed.
Order pronounced on 17th day of January, 2019.
Sd/- Sd/-
ANIL CHATURVEDI PARTHA SARATHI CHAUDHURY
ACCOUNTANT MEMBER JUDICIAL MEMBER
रायपुर/ RAIPUR ; ददनांक / Dated : 17th January, 2019. SB आदेश की प्रधतधलधप अग्रेधषत / Copy of the Order forwarded to :
1. अपीलाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. The CIT(Appeals)-II, Raipur (CG)
4. The Pr. CIT-II, Raipur (CG)
5. धवभागीय प्रधतधनधध, आयकर अपीलीय अधधकरण, रायपुर बेंच, रायपुर / The DR, ITAT, Raipur Bench, Raipur.
// True Copy // आदेशानुसार / BY ORDER, धनजी सधचव / Private Secretary आयकर अपीलीय अधधकरण, रायपुर / ITAT, Raipur. 6 ITA No. 72/RPR/2016
A.Y.2010-11 Date 1 Draft dictated on 16.01.2019 Sr.PS/PS 2 Draft placed before author 17.01.2019 Sr.PS/PS 3 Draft proposed and placed JM/AM before the second Member 4 Draft discussed/approved by AM/JM second Member 5 Approved draft comes to the Sr.PS/PS Sr. PS/PS 6 Kept for pronouncement on Sr.PS/PS 7 Date of uploading of order Sr.PS/PS 8 File sent to Bench Clerk Sr.PS/PS 9 Date on which the file goes to the Head Clerk 10 Date on which file goes to the A.R 11 Date of dispatch of order 7 ITA No. 72/RPR/2016 A.Y.2010-11