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 5, Cited by 1]

Income Tax Appellate Tribunal - Rajkot

The Asstt. Commr. Income Tax, ... vs M/S Cast & Blower Co. (Gujarat) P. Ltd.,, ... on 4 October, 2018

            IN THE INCOME TAX APPELLATE TRIBUNAL
                    "RAJKOT" BENCH, RAJKOT

     BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER
           & SHRI MAHAVIR PRASAD, JUDICIAL MEMEBR

                  आयकर अपील सं./I.T.A. No. 750/Rjt/2014
                  ( नधा रण वष  / Assessment Year : 2011-12)

     ACIT,                           बनाम/ M/s. Cast & Blower Co.
     Cir-2(1),                        Vs.  Pvt. Ltd.,
     Aayakar Bhavan, 3 r d Floor,          Ajit Estate, Near K. S.
     Race Course Ring Road,                Diesel, 80 Feet Road, Aji
     Rajkot-1                              Vasahat, Rajkot
      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AABCC3707E
          (अपीलाथ  /Appellant)        ..        (  यथ  / Respondent)


      अपीलाथ  ओर से /Appellant by : Smt. Usha N. Shrote, Sr.D.R.
        यथ  क  ओर से /
                                       Shri D. M. Rindani, A.R.
      Respondent by :

         सन
          ु वाई क  तार ख / Date of
                                        18/07/2018
         Hearing
         घोषणा क  तार ख /Date of
                                        04/10/2018
         Pronouncement

                              आदे श/O R D E R

PER PRADIP KUMAR KEDIA - AM:

       The captioned appeal has been filed at the instance of the
Revenue against the order of the Commissioner of Income Tax-III,
Rajkot ('CIT(A)' in short), dated 09.10.2014 arising in the assessment
order dated 06.03.2014 passed by the Assessing Officer (AO) under s.
143(3) of the Income Tax Act, 1961 (the Act) concerning AY 2011-12.


2.     The Revenue in its appeal has impugned the action of the
CIT(A) in deleting the addition of Rs.1,71,25,000/- made by the AO
towards alleged unexplained on-money in cash employed in a land
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                  - 2 -


transaction detected as a result of survey proceedings under s.133A of
the Act.


3.          Briefly               stated,             the          assessee              company   is   engaged   in
manufacturing of water pumps under the brand 'TRISHUL'. A surve y
operation under s.133A of the Act was carried out at the business
premises of the assessee company on 19.10.2010.                                                    In the course of
survey proceedings, a Satakhat (agreement to sale) on a stamp paper
no.3997 of Rs.50/- was found pertaining to an agricultural land
admeasuring 5 acres and 34 gunthas at Village Khokhadad for a sale
consideration assigned at Rs.2,57,00,000/-.                                                  The aforesaid Satakhat
was found to be duly signed by the sellers (Shri Valabhai Rupabhai
and Shri Amrabhai Rupabhai) but remained unsigned on behalf of the
assessee. The copy of Form No.6, Form No.7/12 and Form No.8A of
agricultural land were also found. It was also noticed from the back
of the Satakhat that a manual noting of certain entries of various
amounts and dates were mentioned. The manual notings so found on
Satakhat was reproduced by the AO in the assessment order. As per
the aforesaid jottings of various entries, it was observed by the AO
that the assessee has made certain payments in cash on various dates
to the intending sellers aggregating to Rs.1,71,25,000/- in cash. The
AO further took note of the information elicited by the Director of
assessee company in a statement recorded under s.133A of the Act in
the course of survey proceedings. As per the statement, the assessee
attested the fact that the sale price of the land in question was agreed
at Rs.2,57,00,000/- out of which Rs.1,71,25,000/- was paid on various
dates in various installments aggregating to Rs.171.25 Lakhs in cash.
It was also seen from the statement of Mr. Dineshbhai Pedhadia,
Director of the Company that the assessee wanted to purchase the land
for the factory of the company but however, as the land in question
was the agricultural land, the document could not be made in the name
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                           - 3 -


of the company and therefore, it was decided to purchase the land in
the name of son of the Director (Yaswant Dineshbhai Pedhadia) for
which Rs.1,71,25,000/- was paid as on-money in cash in part
consideration of land purchase till the date of survey.                                         The AO thus
noticed that the Director of the company duly accepted and declared
the assessee company's unaccounted income to the extent of impugned
on-money of Rs.171.25 Lakhs. Based on the documents impounded in
the course of survey together with affirmative statement of the
Director providing information on such documents, the AO refused to
accept the contention on behalf of the assessee in the course of
assessment proceedings that no such dealing as mentioned in the
documents impounded were actually carried out. The AO also alleged
that despite ample opportunity, the assessee had failed to reply on the
nature and source of such transactions which further vindicates the
stand of Revenue towards on-money involved.                                              The AO accordingl y
invoked the presumption available to the Revenue against the assessee
in terms of Section 292C of the Act which enables the Revenue to
presume that the documents found in the course of the survey belong
to the person in possession and the contents thereof are true. In the
circumstances broadly narrated above, the AO proceeded to make an
addition of Rs.1,71,25,000/- towards unexplained money under s.69A
r.w.s. 292C of the Act.


4.          Aggrieved by the order of the AO, the assessee preferred appeal
before the CIT(A).


5.          Before the CIT(A),                             a detailed written representation was filed
on behalf of the assessee which has been reproduced by the CIT(A) in
its appellate order in para nos. 2.4 & 2.5 of its order.                                         The CIT(A)
also admitted additional evidences by way of sworn affidavits filed by
the Director, Shri Dineshbhai Pedhadia as reproduced in para 2.6 of its
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                              - 4 -


order whereby it was stated that statement in the course of survey
proceedings was taken under pressure and forcefully a disclosure in
the guise of alleged cash payments to the sellers of the agricultural
land was taken. The CIT(A) also admitted the evidences in the form
of sworn affidavits of impugned sellers (Shri Valabhai Rupabhai and
Shri Amrabhai Rupabhai) of the agricultural land as per Satakhat and
forwarded the same to the AO for its comment. The CIT(A) however
observed that the AO has failed to provide any response to the sworn
affidavits of the Director of the Company and intending sellers of the
land filed by way of additional evidences.                                               The CIT(A) accordingl y
concluded that the impugned Satakhat found during the course of
survey action in the business premises of the assessee company is a
piece of dumb document which cannot be acted upon as an evidence
for the purposes of making additions. The relevant operative para of
the order of the CIT(A) is reproduced hereunder:

            "2.10 I have considered carefully, the submissions made by the
            authorized representative on various dates, the satakhat in question,
            the sworn affidavits filed by Shri Yashwant D. Pedhadia (intended
            buyer), Shri Dineshbhai N. Pedhadia (Director of the company and
            the father of Shri Yashwant D. Pedhadia), Shri Valabhai Rupabhai
            and Shri Amrabhai Rupabhai (intended seller of the land) and the
            assessment order passed by the assessing officer. I have also gone
            through the statement of Shri Dineshbhai Pedhadia, the director of
            the company, recorded on the day of survey. On a careful
            examination of these documents, following facts emerge:

                         •           that there was a survey action in the business premises of
                                     the appellant company on 19/10/2010.

                         •           that a satakhat dated 03/07/2010 has been found during
                                     survey action, according to which, the intended sellers
                                     Shri Valabhai Rupabhai and Shri Amrabhai Rupabhai were
                                     suppose to sell agricultural land admeasuring 5 acres and
                                     34 gunthas in revenue survey number 221/5 of revenue
                                     village Khokhaddad for a total sale consideration of Rs.
                                     2,57,00,000/- to the intended buyer Shri Yashwant D.
                                     Pedhadia, son of Shri Dineshbhai N. Pedhadia, the
                                     director of the appellant company.

                         •           that on the reverse of page 3 of the satakhat found, certain
                                     jottings were made, which are as under:
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                               - 5 -



                                                  03/07                     Rs.21,25,000/-
                                                  31/07                     Rs.50,00,000/-
                                                  29/08                     Rs.50,00,000/-
                                                  04/10                     Rs.50,00,000/-
                                                  Total                           Rs.1,50,00,000/-

                         •           that Shri Dineshbhai Pedhadia, the director of the
                                     company, when confronted with the above jottings, has
                                     initially accepted that he has paid Rs.1,71,25,000/- to the
                                     intended sellers Shri Valabhai Rupabhai and Shri
                                     Amrabhai Rupabhai in cash.

                         •           that immediately after survey action on 19/10/2010, the
                                     appellant company M/s. Cast & Blower Co. (Guj.) Pvt.
                                     Ltd. in its letter dated 22/10/2010 filed before the Addl.
                                     CIT, Range-2, Rajkot has categorically said that the
                                     impugned satakhat found during survey action belongs to a
                                     third party that the company has nothing to do with it.
                                     Also, it is stated that the alleged purchaser Shri Yashwant
                                     D. Pedhadia has not signed the said satakhat. Therefore,
                                     the appellant company submitted that the satakhat in
                                     question is not valid.

                         •      that Shri Yashwant D. Pedhadia, in his sworn affidavit dated
                                   22/10/2010 filed before the assessing officer has stated
                                   that the said satakhat do not belong to the appellant
                                   company and the said company has nothing to do with it.
                                   He further said, that although, the impugned satakhat has
                                   been signed by the intended sellers Shri Valabhai
                                   Rupabhai and Shri Amrabhai Rupabhai, he has not signed
                                   on the said satakhat. Therefore, the transaction was never
                                   materialized and the satakhat found is invalid. He further
                                   alleged that the authorized officers have forcefully
                                   obtained the disclosure from his father Shri Dineshbhai
                                   Pedhadia, which is illegal, invalid and against the rule of
                                   natural justice.

                         •           that Shri Dhiren H. Lotia, advocate and the authorized
                                      representative vide his letter dated 24/03/2011 to the CIT-
                                      2, Rajkot has submitted that the intended transaction as
                                      per the satakhat has not been materialized as Shri
                                      Yashwant D. Pedhadia has not signed on the said satakhat.
                                      He further submitted that the said land has been sold to
                                      some other party, which is evident from the copy of
                                      conveyance deed enclosed.

                         •           that Shri Dhiren H. Lotia, advocate and the authorized
                                     representative vide his letter dated 6/12/2013 addressed to
                                     ACIT, Circle-2, Rajkot has once again reiterated that the
                                     satakat found during the course of survey action was never
                                     materialized as there was no signature of the purchaser
                                     Shri Yashwant D. Pedhadia. He also submitted the copy of
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                   - 6 -


                                     conveyance deed of the lands sold to some other party
                                     along with copies of 7/12, 8A and 6A.

                         •           that the appellant company vide its letter dated 30/01/2014
                                     has also made an application to the Addl. CIT, Range-2,
                                     Rajkot seeking directions to the assessing officer u/s. 144A
                                     of the IT Act, 1961.

                         •           that Shri Dineshbhai Pedhadia has also filed a sworn
                                     affidavit dated 26/06/2014 before me during the course of
                                     appellate proceedings, alleging that the disclosure has
                                     been taken forcefully from him during survey action and
                                     therefore, he is retracting from the said statement. He
                                     further stated that he has not paid a single rupee to the
                                     intended sellers Shri Valabhai Rupabhai and Shri
                                     Amrabhai Rupabhai as per satakhat. He also submitted
                                     that neither he nor his son has put any signature on the
                                     satakhat found. As per the affidavit, the Pedhadias have
                                     not entered into any transactions with the intended sellers
                                     as per the satakhat.

                         •           that the intended sellers Shri Valabhai Rupabhai and Shri
                                     Amrabhai Rupabhai as per the satakhat found on the day
                                     of survey action have also filed sworn affidavit dated
                                     28/06/2014 before me, stating that the transaction as per
                                     satakhat has not been materialized due to paucity of the
                                     funds with Pedhadias. It is further stated that the
                                     Pedhadias have not signed the satakhat found during
                                     survey action, therefore, it is submitted that the
                                     agricultural land in question has been sold to some other
                                     party vide a registered sale deed dated 04/01/2011 for a
                                     sale consideration of Rs. 27,54,000/-. Shri Valabhai
                                     Rupabhai and Shri Amrabhai Rupabhai in the letter filed
                                     before the assessing officer on 05/09/2014 have once
                                     again reiterated and reconfirmed the same facts as were
                                     stated before me.

            2.11 All the above facts, when examined carefully, leads to the
            conclusion that the impugned satakhat found during the course of
            survey action in the business premises of the appellant company is
            nothing but, a dumb document, which cannot be acted upon as an
            evidence. Firstly, the appellant company is not a party to the alleged
            transaction as per the satakhat found on the day of survey. Secondly,
            the intended buyer of the land as per satakhat found, Shri Yashwant
            D. Pedhadia has never signed the document. Thirdly, the intended
            sellers of the land in question as per satakhat, Shri Valabhai
            Rupabhai and Shri Amrabhai Rupabhai has sold the same land to the
            other party vide registered sale deed dated 04/01/2011 for a
            consideration of Rs. 27,54,000/-, the copy of the same is available on
            record. Fourthly, the intended sellers has stated that neither they
            have received any money, nor they have repaid the same, since the
            transaction intended or proposed as per the impugned satakhat has
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                   - 7 -


            never materialized. Fifthly, Shri Dineshbhai N. Pedhadia, director
            of the company has retracted from his earlier statement that he paid
            the money to the intended sellers. Sixthly, the officer has failed to
            bring out any material evidence to show that Pedhadia have actually
            paid the money to the intended sellers and again received back the
            same, when the transaction did not materialized. Seventhly, the
            assessing officer could not prove that the jottings made on the
            reverse of page 3 of satakhat found are made by Pedhadias. Eighthly,
            Shri Valabhai Rupabhai and Shri Amrabhai Rupabhai in the letter
            filed before the assessing officer on 05/09/2014 have once again
            reiterated and reconfirmed the same facts as were stated before me,
            that the impugned transaction was never materialized and no money
            was paid by the Pedhadias.

            2.12 The assessing officer, in the intervening period of about 40
            months, from the date of survey action to the date of assessment
            order has done nothing to gather any material evidence to show that
            the appellant company has paid any alleged cash in this transaction.
            He could have easily examined the bank accounts of the appellant
            company, its directors, and the intended sellers so as to see whether
            there are any cash withdrawals or cash deposits in such accounts on
            the corresponding dates mentioned in the satakhat found in order to
            establish the money trail. Neither he has examined the intended
            sellers as per the satakhat, Shri Valabhai Rupabhai and Shri
            Amrabhai Rupabhai, nor he made any discreet enquiries to come to a
            logical conclusion. In other words, the assessing officer has not
            discharged the burden of proving the concealment of income in th e
            form of any alleged cash payments by the appellant in any manner.
            There is no shred of any evidence available on record to suggest that
            the appellant company has indulged in any cash payments, which are
            not accounted for in the books of accounts maintained. Even
            assuming, without accepting for a while, when Shri Yashwant D.
            Pedhadia is the intended buyer as per the satakhat found, (although
            the said document was never signed by him), it is not known as to
            how the appellant company came into the picture. Although, sectio n
            292C raises a presumption that the assets, books of accounts,
            documents, money bullion, jewellery etc. found during the survey or
            search action belongs to the person in whose premises, such action is
            undertaken, but the same is not of much help to the assessing officer
            as the impugned satakhat found was a unexecuted document as the
            intended purchaser, Shri Yashwant D. Pedhadia did not append his
            signature anywhere on the said document. The action of the
            assessing officer in making addition in the hands of the appellant
            company by taking recourse to section 292C of the IT Act, 1961 is
            not in accordance with law. Moreover, relying on an unexecuted
            satakhat, to which the appellant company was not at all a party to
            the purported transaction, the action of the assessing officer in
            making the addition of Rs. 1,71,25,000/- in the hands of the
            appellant company, based on certain jottings made by an unknown
            person in the said satakhat appears to be totally unjustified.
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                        - 8 -


            2.13 The Courts have consistently held that without any
            corresponding independent evidence, no additions can be made based
            on mere statements recorded during course of survey action. As
            correctly relied upon by the authorized representative, the Apex
            Court in the case of S. Khadar Khan & S ons (2013) 352 ITR 480 (SC)
            has laid down the judicial principle on the issue in question, that the
            statements recorded during survey action has no evidentiary value,
            unless, the same is backed up by an independent and corroborative
            evidence. Therefore, it is argued by the authorized representative
            that the statement of Shri Dineshbhai Pedhadia, the director of the
            company recorded during survey action has no evidentiary value and
            any admission made in such statement, cannot, by itself, be made the
            basis for addition. He also relied on various other judgments to
            buttress the point that in order to make an addition on the basis of
            surrender during search or survey, it is sine qua non that there
            should be some other material to co-relate the undisclosed income
            with such statement. Also, in an earlier judgment in the case of P.V.
            Kalyansundaram (2007) 294 ITR 49 (SC), the Hon'ble Supreme Court
            has also laid down the same judicial principle, that the additions
            cannot be made, merely based on jottings on loose sheets, when no
            other corroborative evidence is brought out on record by th e
            revenue. Hon'ble Supreme Court in the case of Shri K. P. Verghese
            (1981) AIR 1922, 1982 SCR (1) 629 has held, that the burden of
            proving an understatement or concealment of income is on the
            revenue, which may be discharged by establishing facts and
            circumstances from which a reasonable inference can be drawn that
            the assessee has not correctly declared or disclosed the
            consideration received by him and there is understatement or
            concealment of the consideration in respect of the transfer. Without
            laying his hands on any actionable evidence to establish the money
            trail, only, by hammering on the statement of Shri Dinesh N.
            Pedhadia, the director of the company given during the course of
            survey action, which he retracted immediately thereafter, I am of the
            view that the addition made by the assessing officer to the tune of
            Rs.1,71,25,000/- on account of unexplained money u/s.69A of the IT
            Act, 1961 in the hands of the appellant company, which is not at all a
            party to the transaction, is not justified, both on facts and in law.
            Thus, the addition made at Rs.1,71,25,000/- on account of
            unexplained money u/s.69A of the IT act, 1961 stands deleted. This
            ground of appeal is allowed."


            Accordingly, the CIT(A) reversed the action of the AO on this
score and deleted the addition of Rs.1,71,25,000/- made on this
account.


6.          Aggrieved,                   the        Revenue                has           preferred   appeal   before   the
Tribunal.
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                 - 9 -


7.          The learned DR for the Revenue relied upon the order of the AO
and contended that there is no justification in the action of the CIT(A)
for reversal of additions made on the basis of cogent evidences found
in the course of survey.                                          The learned DR for the Revenue in
furtherance submitted that the proposed agreement to sale (satakhat)
found from business premises of the assessee company together with
Form No.6, Form No.7/12 and Form No.8A concerning agricultural
land in question found and impounded clearly reveals that agricultural
land was intended to be sold by the sellers to the assessee at an
aggregate consideration of Rs.2.57 Crores against which the sellers
have admitted having received Rs.21.25 Lakhs as earnest money and
Rs.1,50,00,000/- in three installments on various dates (dt.31/7 -
Rs.50 Lakhs, dt.29/8 - Rs.50 Lakhs & dt.4/10 - Rs.50 Lakhs) as per
manual jotting-cum-acknowledgement.                                                      The learned DR emphasized
that the aggregate amount of Rs.1,71,25,000/- was paid by the
assessee company for which handwritten admission receipts were
found at the back of page no.3 of the Satakhat.                                                    The learned DR
reasoned that the name of the son of the Director was mentioned in the
document since the assessee as a corporate entity is prohibited in law
from acquisition of agricultural land in the State of Gujarat.
Therefore, for all intended purpose, the de facto ownership on
transaction was with the assessee company and the signature or
otherwise by the intending purchasers is of no consequence as the
document signed by sellers was found in the custody of the
purchasers. Thus, the intending sellers could not resile from the terms
of such satakhat. The learned DR next submitted that the Director of
the company in the course of survey also clarified the factual position
when confronted on the documents found in connection with the
purchase of agricultural land in the course of survey.                                                In support of
assessment order, the learned DR submitted that the Director of the
assessee company has conveniently filed unsupportable affidavits to
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                       - 10 -


denounce the statement as a desperate attempt to cast aspersion on
tangible evidences.                            The affidavits are nothing but are self-serving
documents.                   The learned DR vehemently canvassed that the ample
opportunities were provided in the course of assessment proceedings
which were deliberately dodged by the assessee.                                          Nonetheless, the
CIT(A) has wrongly admitted fresh evidences in the form of affidavit
and wrongly appreciated the facts and circumstances and thus drew
wrongful interference. The learned DR thus submitted that in view of
the overwhelming factual position pointing out involvement of
assessee in undisclosed cash transactions, there was no justification
for CIT(A) to dislodge the action of the AO.                                             The learned DR
contended that the CIT(A) proceeded on irrelevant considerations such
as the intending purchasers has not signed the documents or the land
has been ultimately sold to other party vide registered sale deed dated
04.01.2011 for a consideration of Rs.27.54 Lakhs etc. The learned DR
thus submitted that in view of the provisions of Section 292C of the
Act enacted for such situations, a statutory presumption is raised
against the assessee which has not been successfully rebutted. It was
thus pleaded that the action of the AO requires to be restored and the
action of the CIT(A) requires to be set aside and cancelled.


8.          The learned AR for the assessee, on the other hand, heavily
relied upon the order of the CIT(A) and submitted that the order of the
CIT(A) is founded upon the objective analysis of factual matrix and
the law involved.                             Therefore, such order of the CIT(A) does not
warrant any interference.                                          Delineating further, the learned AR
submitted that the CIT(A) has rightly observed the salient feature such
as the assessee company is not a party to the alleged transaction as per
the satakhat found on the date of survey; the intending buyer of the
land did not sign the satakhat; the agricultural land was ultimately
sold to some other party and therefore, satakhat was not acted upon;
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                              - 11 -


the intending sellers have affirmed on oath that they have not received
any money nor have repaid any sum to the assessee as the transaction
did not materialize. The learned AR also pointed out that the Director
of the company has promptly retracted from his statement given
earlier in the course of survey.                                           The retracted statement thus cannot
bind the maker of admission. Thus, no inference towards payments of
money to the intended seller can be drawn.                                                 The learned AR also
strived to submit that the AO has not brought any material on record
to actually show the involvement of cash transactions, save and
except, the jottings in the satakhat which never materialized.                                               The
learned AR paddled that in the light of categorical assertions made by
the intending sellers before the CIT(A)                                                  and AO at the time of
appellate proceedings, the CIT(A) has rightly concluded that recourse
to Section 292C of the Act is not available to AO and satakhat
remaining unsigned by assessee cannot be used against the assessee.
The learned AR also exhorted that the order of the AO also requires to
be assailed on the ground that the AO has merely questioned the
alleged unexplained money received back after cancellation of deed,
which is not assessable under s.69A of the Act. In a stoic defense, the
learned AR thus submitted that the order of the CIT(A) is on sound
footing and no interference therewith is called for.


9.          We have carefully considered the rival submissions and the
orders of the authorities below.                                            The material and documents relied
upon by the assessee at the time of hearing were also perused. In the
instant case, certain additions have been carried out by the AO based
on Satakhat (agreement to sale) found in possession of the assessee
together with other incidental documents viz., copy of Form No.6,
Form No.7/12 and Form No.8A concerning proposed purchase of
agricultural land at Village Khokhaddad, Gujarat in the course of
survey proceedings.                               As stated, certain manual jottings were also
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                     - 12 -


found on the back side of page no.3 of the Satakhat which has been
reproduced as such by the AO at page no.2 of the assessment order.
The aforesaid documents so detected were confronted to the Director
of the assessee in the course of the survey proceedings.                                                       On being
quizzed,               the          aforesaid                 Director                   acquiescenced   having      given
Rs.1,71,25,000/- to the proposed sellers of the land (Shri Valabhai
Rupabhai & Shri Amrabhai Rupabhai) at the first instance, on the
dates as mentioned in the noting. The said sum was stated to be paid
as on-money in cash.                                It was also clarified in the statement that the
land was proposed to be purchased for the factory premises of the
company.                   As per the averments made by the Director in this
statement, the documents for purchase could not made in the name of
the company since the land under purchase was an agricultural land,
therefore, it was decided by the assessee company to purchase the land
in the name of son (Mr. Yashwant Dineshbhai Pedhadia).                                                              In the
impugned statement recorded in pursuance of the survey proceedings,
the Director also categorically conceded the aforesaid sum of on-
money in cash as assessee company's unaccounted income.                                                             In this
background, the transactions was found to be consummated and
consequently the additions were made in the hands of the assessee.
While doing so, the AO also referred to upon the judgment of Hon'ble
Gujarat High Court in the case of Hiren Vasantlal Shah vs. ACIT 19
taxmann.com 241 (Guj).


9.1         In the first appeal, on reconsideration of facts and circumstances
and having regard to affidavits of the proposed sellers and that of
Director of assessee company, the CIT(A) however found merit in the
case of the assessee that the documents found and impounded from the
premises of the assessee in relation to the purchase of the agricultural
land is nothing but are unworthy dumb documents which cannot be
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                 - 13 -


acted upon as an evidence.                                            The CIT(A) accordingly deleted the
additions so made by the AO.


9.2         To begin with, we take notice of the undisputed fact that the
documents for purchase of land together with incidental documents
showing right, title and interest of the proposed sellers were found in
the possession of the assessee company.                                                  The agreement to sale was
found to be prepared between the proposed sellers and the son of the
Director of the assessee company. When confronted, the key Director
of the company clarified in its statement about the purport of making
the document in the name of the son of the Director and observed that
this was done owing to the in-capacity of the assessee company to
purchase agricultural land in the name of the corporate entity.                                                 We
also take notice of another important fact that the Satakhat was
admittedly signed on behalf of the proposed sellers (although unsigned
from assessee) and thus, inevitably, were accountable to such
agreement.                 Notably, the agreement was found in the custody of the
proposed buyer (assessee company) and thus privity of the agreement
could not have been disputed. Thus, absence of any formal signature
on behalf of the buyer in the Satakhat agreement found in its custody
is not detrimental to assessee company per se.


9.3         Significantly, as submitted on behalf of the assessee and noted
by CIT(A), the land in question was ultimately sold to other part y
(vide registered sale deed dated 04.01.2011) for a sale consideration
pegged at Rs.27,54,000/-.                                     As per affidavits of proposed sellers and
assessee, the sole reason provided for transaction mentioned in
Satakhat not sailing through is financial distress dawned on the
assessee company.                            These circumstances have been viewed in favour
of the assessee and against the AO by the CIT(A). At this juncture,
we pause to observe that the C IT(A) has apparentl y failed to take notice of
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                  - 14 -


the ostensible point that difference in the sale consideration assigned
in Satakhat and sale agreement is unprecedented                                                        which gives
unflinching inference                              towards an air of unreality in the explanation
towards whole affair.                               Admittedly, the proposed sale to the assessee
company was to be made at a agreed consideration of Rs.2,57,00,000/-
whereas the actual sale agreement albeit to some other parties was
made at a paltry consideration of Rs.27,54,000/- only. Clearly, the
dramatic               reduction                  in       consideration                 is   incomprehensible   and
inexplicable. The CIT(A), in our view, has ignored this distraughting
aspect and proceeded on a wholly wrong footing altogether. The moot
question is not as to whether agreement to sale was implemented or
not.          The real question is whether prior to the actual sale, an y
proposed sale was existing and whether any unaccounted cash was
involved in such transaction.                                          The sale consideration agreed in the
proposed agreement to sale with assessee nowhere been disputed. The
colossal gap in sale consideration sets the entire cast apart.                                                   The
substantial variance between the proposed sale consideration and the
actual sale consideration thus clearly underscores the irrefutable
inference of involvement of unaccounted money in cash as found in
the manual notings (date wise) duly acknowledged as received on
behalf of sellers.


9.4         This view further finds support from the sworn affidavit of the
intending sellers dated 24.06.2014 filed belatedly before the CIT(A) in
the course of appellate proceedings. It will be apposite to reproduce
the contents of impugned affidavit of Shri Valabhai Rupabhai:

                                                                       AFFIDAVIT
            We, undersigned, Mr. Valabhai Rupabhai, Hindu, adult, agriculturist
            and Shri Amrabhai Rupabhai, Hindu, adult, agriculturist, residing at
            village Khokhaddad Dist. Rajkot. We both brothers do hereby
            solemnly affirm that we are holding agricultural land at Khokhaddad
            area 5 acre 35 gunthas at revenue survey no. 221/5. We had agreed
            to sell the said land to Mr. Yashwant Pedhadiya for Rs. 2,57,00,000/-
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                       - 15 -


            at the rate of Rs. 44,00,000/- per acre. We had made an unregistered
            agreement (satakhat) for sale, being familiar to each other it was
            signed by us and our family members and sent to purchasers for
            signing purpose. In the said document, we had decided the terms of
            payment as under:

            Rs.21,25,000/-                                     Dt. 03-07-2009
            Rs.50,00,000/-                                     Dt. 31-07-2009
            Rs.50,00,000/-                                     Dt. 29-08-2009
            Rs.50,00,000/-                                     Dt. 04-10-2009
            Rs. 1,50,00,000/-                                  and it was decided to make the said payment
                                                               by 05-02-2010


                                                             Sd/- (Valabhai and Amrabhai)

            However, due to unfavorable circumstances and financial crisis, he
            did not make payment to us. He also did not sign the aforesaid
            agreement to sale (satakhat). Thereafter, we had sold the said San d
            to another party. We hereby solemnly declare on oath the fact and
            truth that we have not received a single amount from Shri Yashwant
            Pedhadiya. We had sold the above land on 10-01-2011 as we were in
            need of financial resources. Hence, we have not made any financial
            transaction with Shri Yashwant Pedhadiya and we have not received
            any amount as per the agreed terms. We had sent the said satakhat
            after signing on account of familiarity with them. We hereby
            solemnly declare on oath that the above contents are true.

            Date: 24-06-2014
            Palce: Khokhaddad

            1.           _________Sd/-__________
                         (Shri Valabhai Rupabhai)


            2.           ________Sd/-__________
                    (Shri Amrabhai Rupabhai)

            As per the affidavit, the intending sellers admitted holding the
impugned agricultural land. The intending sellers further admitted on
oath to have agreed to sale the land to the intending purchasers for
Rs.2,57,00,000/- @ Rs.44 Lakhs per acre. The intending sellers also
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                    - 16 -


confirmed having made an unregistered agreement for sale (Satakhat)
on the ground that they were familiar with the assessee and thus sent
the agreement to the purchasers for signing purposes. The intending
sellers however have only controverted the facts of actual payment
given to them on dates and sought to depose on oath that the parties to
the       agreement                  mutually                decided              to     exchange   the   payment    by
05.02.2010.                      The intending purchasers have cited unfavourable
circumstances and financial crisis on the part of assessee for not
receiving any payment from the assessee. To reiterate, the preparation
of Satakhat, signature thereon, manual jotting was thus not denied by
the intending seller. The financial transactions with the assessee as
mentioned in manual jotting were however denied by the intending
sellers. In this context, we have cognizance of the pertinent fact that
the jottings of entries recorded on the back side of page no.3 of the
Satakhat clearly asserts and vouches the acknowledgement on behalf
of the intending sellers that the on-money of Rs.1,71,25,000/- was
actually received from the intending purchasers.                                                     The jottings of
entries actually represented receipts of on-money by the intending
sellers.            A customary question would naturally arise as to how the
proposed sale consideration of Rs.257.00 Lakhs turned into Rs.27.54
Lakhs for the same asset. There is supreme silence in this regard and
thus severally impairs the credibility of the stand of the parties. The
affidavit of the intending sellers is apparently vague, nondescript and
unintelligible on crucial prints. It owes an explanation as to why the
land worth of Rs.2,57,00,000/- would be sold at Rs.27,54,000/- to
other person.                     This does indicate foul play.                                Needless to say, the
financial crisis of the assessee would not deplete value of the land per
se as sold to a new buyer.                                       As observed, the intending sellers have
neither rebutted the value assigned to the proposed land deal nor have
rebutted the jottings made on the backside of the agreement.                                                       The y
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                   - 17 -


have only denied the performance of transaction as per deed and
manual jotting.

9.5         Adverting further, it is also noticed that the intending sellers
while making a self-serving affidavit have not offered themselves for
cross examination.                               Simultaneously, it is also seen that several
opportunities were granted at the assessment stage and it is not known
as to what prevented the assessee to bring such facts mentioned in the
affidavit on the record of the AO for further enquiry, if any.                                    This
conduct is not compatible with the claim of the intending sellers that
they were familiar with the assessee company. Thus, in totality, it is
self-evident that the aforesaid affidavit of the intending sellers is
superficial and symbolic and does not carry any rational probative
value and thus cannot be taken as worthy of reliance.


9.6         At this stage, we also take notice that the CIT(A) has also relied
upon a sworn affidavit of the intending purchaser as named in the
agreement Shri Yashwant Dineshbhai Pedhadia to accept the allegation
of forceful disclosure by the survey team. It will also be apposite to
reproduce the contents of such affidavit:



                                                                       AFFIDAVIT


            I, the undersigned, Yashvant D. Pedhadiya, adult, Hindu, residing at
            10, Bhaktinagar Society, Rajkot solemnly affirm that a survey
            proceedings u/s. I33A were carried out at premises of M/s. Cast a
            Blower Co. (Guj) Pvt, Ltd. on 19.10.2010. During the course of
            search one document i.e. "Satakhat" was found and impounded by the
            authorized officer. On the basis of the said "Satakhat", the
            authorized officers pressured the Director of M/s. Cast & glower Co.
            (Guj) Pvt. Ltd. to disclose Rs. 1.50 crores. However, the said
            "Satakhat" is not belonging to M/s. Cast & Blower Co. (Guj) Pvt.
            Ltd. and the said company got no concern with it. The "Satakhat"
            pertains to an agriculture land admeasuring 5 acres and 34
            guntha at village, Khokhaddad for a value of Rs.2,57,00,000/-. The
            "Satakhat" is executed by the seller and mentioned that
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                     - 18 -


            Rs.1,50,00,000/- has been received in three equal instalment and
            signed the document. Due to unavoidable circumstances, I have not
            made any payment and nor signed the "Satakhat". Hence the said
            document is valid.      Even though, the authorized officers have
            forcibly obtained the disclosure from the Director of M/s. Cast &
            Blower Co. (Guj) Pvt. Ltd. which is illegal, invalid and against the
            rule of natural justice^ The aforesaid company has got no concern
            with the "Satakhat". Under the circumstances it is requested to treat
            the said "Satakhat" as null and void.

            The above information is true to the best of my knowledge.


            Palce: Rajkot
            Date: 22-10-2010                                                                   (Yashvant D. Pedhadiya)


            A perusal of the aforesaid affidavit also confirms that Satakhat
was executed and signed by the sellers and as per the Satakhat, who
also mentioned that a sum of Rs.1,50,00,000/- has been received by
them from the intending purchasers in three equal installments. A bare
reading of the affidavit shows that the deponent of the affidavit has
only made an assertion to the effect that he has not made any
payments due to 'unavoidable circumstances' and nor signed the
Satakhat.                Clearly the averments made towards vague and generic
narrative of unavoidable circumstances for non payment are totally
unbelievable when the Satakhat and other documents pertaining to
land are read in conjunction with the receipts of money acknowledged
by the intending sellers (as per the manual jottings made on the
backside of the Satakhat) and the information yielded by the Director
of the Company in the course of survey proceedings. Ordinarily, when
a person is quizzed by a quasi-judicial authority performing public
duty on a document found in its possession, a normal presumption
would be that the person would truthfully share the information to his
special knowledge to the authority. The burden is on the deponent to
disprove the position taken earlier.                                                     The allegation of coercion or
duress is a serious allegation and requires to be proved by some direct
or circumstantial evidence.                                       Except for bald assertion making such
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                    - 19 -


allegations, we do not find any justifiable reason for such act.                                                   The
allegation of forceful disclosure in the instant case is empty and
shallow with an intent to dilute the confession on the face of speaking
documents supporting the existence of undisclosed transactions. The
facts and circumstances clearly belie the assertions in affidavits of the
intending sellers as well as that son of the Director.


9.7         Similar is the position as transpired from the affidavit of key
Director Mr. Dinesh N. Pedhadia.                                                         The contents of affidavit is
reproduced for ready reference:

                                                                       AFFIDAVIT

            I undersigned Shri Dinesh N Pedhadia Director of Cast & Blower
            Company (Gujarat) Pvt. Ltd. Hindu adult, do hereby solemnly affirm
            that during the survey proceeding I have given a statement before the
            Authorized Officer that I have paid money for purchase of
            Agricultural Land and land for Factory Building purpose. And paid a
            cash amount of Rs.1,50,00,000/- Shri Valabhai Rupabhai and Shri
            Amrabhai Rupabhai. Sir I tell on oath due to financial crises I have
            not paid money to both Agriculturists. Myself or Shri Yashwant
            Pedhadiya has not paid any rupees to him. They both has prepared a
            Satakhat and sent in our office for signature and also due amount
            collect as per Satakhat. But we respectfully regret them and not put a
            signature or not made any transaction with him. Afterwards they
            people sold total Agriculture land to another party. We are not
            known them because we are not interested to purchase a land. So
            rate mentioned in statement any Authorized Officer is totally wrong
            because they threatened me for raid will be took place at your place.
            And they took a signature on statement. Neither any incriminating
            document found nor any excess stock found from the premises. So
            they want forcefully took the     disclosure against the unaccounted
            cash payment to both Agriculturist. It is totally wrong, I have
            appeared before the Hon'ble Commissioner of Income Tax - II,
            Rajkot and immediately filed a retraction letter and filed an Affidavit
            of Shri Yashwant D Pedhadia. The above information is true and
            correct as per my belief.

            Palce: Rajkot
            Date: 24-06-2014
            Sign:________________
            (Shri Dinesh N Pedhadia)
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                      - 20 -


9.8         As pointed out on behalf of the Revenue, the assessee has
conveniently avoided the proceedings before the AO and refrained to
produce the parties before AO whose affidavits were relied upon in the
course of the appellate proceedings.                                                      This notwithstanding, the
affidavit of the intending sellers and intending purchasers speaks in
chorus that the agreement to sale was executed and signed by the
intending sellers indeed and the value assigned for purchase was
Rs.2.57Crores.                        The only reason cited for transaction not sailing
through is financial crisis.                                            Except for the bald averment, no
demonstrable evidence has been placed on record to show how the
financial              capacity                suddenly                eroded            after   the   negotiation   and
preparation of the agreement. From the sequence of events, it clearl y
transpires that the real worth of land as mentioned agreement to sale
was squeezed to provide exit to the assessee. The circumstances seals
the narrative against the assessee and assures that the assessee did
give an amount of Rs.1,71,25,000/- towards part consideration as on-
money for creating its interest in the property.


9.9         The CIT(A) in our view, has acted perfunctorily in acceding to
the farfetched explanations and in placing blind reliance on self-
serving and ineffacious affidavits of the parties who have neither
attended before the AO nor offered themselves for cross examination.
The CIT(A) has not made any enquiry himself nor is the enquiry by
the AO is on record. The retraction by the Director of the company of
his inculpatory statement given in survey towards the factum of on-
money payment is clearly an afterthought and an act of despair.
Nothing actually turns on this owing to cogent evidence on record.
While it is true that a stringent rule of proof as to the existence of
threat, duress or inducement need not always be applied and only some
amount of corroboration is looked upon as evolved by a rule of
prudence, we however find no justifiable reason to give primacy to a
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                - 21 -


bald and unjustifiable allegations of duress.                                                 The retraction of a
statement can possibly be taken as successful on showing as to how
the tell-tale evidences found in the premises of the assessee are
insipid and have not been acted upon. The refuge of retraction thus
fails in the instant case.


9.10 To delve further, we are unable to comprehend the observations
of the CIT(A) that the AO has failed to bring out any material
evidence towards actual payment of money to the intending sellers and
received it back again when the transaction did not materialize.                                               It is
only elementary that the transaction of on-money in cash is between
the two parties would be done secretly. Typically, flows of cash are
unearthed by the chain of circumstances.                                                 There can possibly be no
direct manner to gather the proof the cash transactions.                                                       The
preponderance of probabilities thus leans against the assessee when
the facts and circumstances are seen in natural perspective.


9.11 The manual receipt and the entries therein embodies objective
details of receipts aggregating to Rs.171.25 Lakhs in various
installments in conformity with the substantial agreement value as
per Satakhat.                      The agreement to sale may not finally have been
acted upon and sailed through but the tacit involvement of assessee
as per the agreement to sale cannot be discarded.                                                 On the face of
such striking chain of events, the contents of Satakhat stands
corroborated and rendered unflinching.                                                   Thus, when the document
i.e. Satakhat is read as a whole in the circumstances existing, we
find that presumption of unaccounted transactions in the deal as
recorded in the manual jottings is clearly discernable and has a
sound basis. The retraction made by the Director subsequent to survey
and affidavit placed before the CIT(A) is clearly opposed to what is
obvious and thus ostensibly unreliable and devoid of any value. The
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                          - 22 -


burden placed on assessee while making allegations of duress is not
discharged at all. The retraction is thus liable to be rejected.


9.12 As observed earlier, the justification advanced on behalf of the
assessee that the transaction at Rs.2.57Crores initially agreed was
dropped due to financial crisis as shallow and judicially unpalatable.
The intending sellers have signed the agreement to sale for which the
advance received against the proposed agreement is also found part of
the agreement to sale itself. Thus, it is difficult to accept an abstract
plea that an agreement of such magnitude would be prepared and
signed without due diligence on this basic point of availability of
money.             The explanation offered on behalf of the assessee is totall y
incomprehensible and disconcerting when surrounding circumstances
existing in the case are tested on the touchstone of preponderance of
probabilities.                   The corroboration of the agreement to sale with the
handwritten                   receipt            and         the        facts            mentioned   in   the     respective
affidavits               in       material               particulars                 are    quite    compelling.         The
substantive difference in the value assigned to the land in the final
sale deed (with third party) and proposed sale deed (with the assessee)
speaks volume about the existence of on-money transaction in the
deal.


9.13 We are thus of the considered opinion that the burden of proving
presence of undisclosed cash transaction stands discharged by the
Revenue with sufficient reliability.                                               On the other hand, the assessee
has failed to discharge the onus placed upon it for non-existence of
cash transactions unmasked in the light of tangible evidences found in
a surprise survey action under s.133A of the Act. The agreement to
sale and the receipts of cash payment was found from the possession
of the assessee company and is entitled to great weight due to its
substantial corroboration as noted in the preceding paras. We are of
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                       - 23 -


the opinion that once it is concluded on facts that the contents of the
document found are relevant and true which establishes the existence
of unaccounted cash transactions, non-detection of physical cash per
se would not be a handicap to invoke the provisions concerning
assessment of unexplained and unaccounted assets and/or income.


9.14 We now turn to the another plea taken before us on behalf of
assessee. The learned AR for the assessee in the course of hearing
inter alia pointed out that the AO has invoked the provisions of
Section 69A of the Act on the ground of said amount received back. It
was contended as a corollary that the amount is thus deemed to be paid
earlier and the refund thereof does not constitute income anyways.
We find that the plea raised on behalf of the assessee is tenious and
technical in nature. When the factum of the existence of unaccounted
cash transactions is galore, the assessment of such unexplained cash
transactions cannot be brushed aside.


9.15 While concluding, we also notice that the assessee has relied
upon the decisions of the Hon'ble Gujarat High Court in the case of
CIT vs. Dhirajlal Durlabhbhai Patel HUF Tax Appeal No. 579 of 2009
judgment dated 28.06.2010 and host of other decisions. A perusal of
the decisions cited on behalf of the assessee, it is seen that all these
decisions               were           rendered                on        their           own   facts   and   are      clearl y
distinguishable.                      The Hon'ble High Court in the case before it inter
alia noted that the agreement was recovered from the business
premises of the 'third party' who were brokers in the land transaction
and not from the assessee. In this context, the Hon'ble Gujarat High
Court endorsed the factual findings of the Tribunal that agreement was
never acted upon and was never signed by any party to the agreement.
It was found that except for a totally unsigned agreement, there is no
other corroborative evidence to establish the transaction. It is in these
 I T A N o . 7 5 0 / R j t / 2 0 1 4 [ AC I T v s . M / s . C a s t & B l o w e r C o .
P v t . L t d . ] A. Y . 2 0 1 1 - 1 2                                                                       - 24 -


facts, the Hon'ble Gujarat High Court answered the issue against the
Revenue and in favour of the assessee.                                                    As noted earlier, speaking
facts narrated in the agreement to sale coupled with handwritten
jottings found at the time of survey and other circumstances leaves no
room to disbelieve the existence of cash transactions.                                                                In our
considered view, the assessee failed to rebut the contents of the
handwritten jottings and Satakhat satisfactorily and thus, failed to
discharge the onus which lay upon it to prove what is apparent as per
the documents impounded is not real.                                                      The presumption available
under s.292C available to the Revenue operates against the assessee.
Therefore, we set aside and cancel the order of the CIT(A) and restore
the addition made by the AO.


10.         In the result, the appeal of the Revenue is allowed.


                            This Order pronounced in Open Court on                              04/10/2018




          Sd/-                                                                                     Sd/-
  (MAHAVIR PRASAD)                                                                       (PRADIP KUMAR KEDIA)
   JUDICIAL MEMBER                                                                       ACCOUNTANT MEMBER
Ahmedabad: Dated                          04/10/2018
                                                                 True Copy
S. K. SINHA
Copy      of the Order f orwarded to: -
1.         The Appellant.
2.         The Respondent.
3.         The CIT (Appeals) -
4.         The CIT concerned.
5.         The DR., ITAT, Ahmedabad.
6.         Guard File.
                                                                                                   By ORDER




Deput y/Asstt.Registrar ITAT, Raj kot