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 4, Cited by 11]

Calcutta High Court

M/S. Diagnostics vs Commissioner Of Income Tax on 4 March, 2011

Author: Bhaskar Bhattacharya

Bench: Bhaskar Bhattacharya

                      IN THE HIGH COURT AT CALCUTTA
                       Special Jurisdiction (Income-tax)
                                (Original Side)

Present:
The Hon'ble Mr. Justice Bhaskar Bhattacharya
                  And
The Hon'ble Justice Sambuddha Chakrabarti

                            I.T.A. No. 153 of 2004

                                M/s. Diagnostics
                                    Versus
              Commissioner of Income Tax, Kolkata-XX & Anr.


For the Appellant:                       Mr. Ananda Sen.

For the Respondent:                      Mr. M. K. Agarwal,
                                         Md. Nizamuddin.


Heard on: 22.02.2011

Judgment on: 4th March, 2011.

Bhaskar Bhattacharya, J.:

This appeal under Section 260A of the Income-tax Act, 1961 is at the instance of an assessee and is directed against an order dated 13th November, 2003, passed by the Income-tax Appellate Tribunal, "B" Bench, Kolkata in ITA No.1507/Kol/2001 for the assessment year 1998-99.

The facts leading to the filing of the present appeal may be summed up thus:

a) The appellant filed its return of income for the assessment year 1998-99 with the statement of accounts and in the said return, the assessee disclosed a loss of Rs.300/-.
b) After filing of the return, the Assessing Officer processed the return of income under Section 143(1)(a) on the total income of Rs.23,129/- raising a demand of Rs.10,850/-. Notice under Sections 143(2) and 142(1) was thereafter served upon the appellant and in response to the said notice, the authorized representative appeared before the Assessing Officer. The appellant alleged that it had made payment of Rs.1,00,737/- to M/s.

Imprint's-N-Trade, a sum of Rs.50,675/- to M/s. Soma Enterprises and a further sum of Rs. 3,12,302/- to M/s. Selvas Photographics.

c) So far as the payments made to M/s. Selvas Photographics are concerned, it appears that those were paid by account payee cheques for the purpose of transaction of business conducted by the appellant.

d) As regards payments made to M/s. Soma Enterprises and M/s. Imprint's-

N-Trade those were, however, made by cash.

e) The Assessing Officer gave opportunity to the appellant to produce those three parties for verification of the claim, but it appears that none of them appeared before the Assessing Officer.

f) In such circumstances, the Assessing Officer was of the view that those were fictitious claim.

Being dissatisfied, the appellant preferred an appeal before the Commissioner of Income-tax Appeal and the said Officer accepted the claim of the appellant regarding payment on those three accounts.

Being dissatisfied, the Revenue preferred an appeal before the Tribunal below and by the order impugned herein, the said Tribunal has allowed the appeal preferred by Revenue in respect of those three items.

The Appellate Tribunal came to the conclusion that those transactions with those three parties could not be established and the purchases were found to be bogus. According to the Tribunal below, although the assessee was given full opportunity but none of those three parties were traceable at the given address and the assessee also could not produce them for verification. In such circumstances, the Tribunal below was of the view that the Commissioner of Income-tax (Appeal) was not justified in reversing the order of the Assessing Officer in the facts and circumstances of the case.

Being dissatisfied, the assessee has come up with the present appeal. It appears from record that a Division Bench of this Court, at the time of admission of the appeal, formulated the following substantial question of law:

"i) Whether on the facts and in the circumstances of the case the Learned Tribunal was right in law in holding that genuine purchase from M/s. Selvas Photographics, M/s. Soma Enterprises and M/s.

Imprint's-N-Trade were bogus when on the contrary the relevant documents and/or evidence in support of the said transactions and the existence of the parties were made available before the same and whether the said arbitrary confirmation and/or addition of amounts of Rs. 3,12,302/-, Rs. 50,675/- and Rs. 1,00,737/- respectively is perverse?

"ii) Whether on the facts and in the circumstances of the case the learned Tribunal could ignore the order of the Commissioner of Income Tax (Appeals) which was order impugned before the Learned Tribunal and which contained the necessary details about the genuineness of the transaction of the petitioner and whether such total go-by of the order of the Commissioner of Income Tax (Appeals) and on the contrary confirmation of the order of the Assessing Officer was perverse?"

After hearing Mr. Sen, the learned advocate appearing on behalf of the appellant, and Mr. Agarwal, the learned advocate appearing on behalf of the Revenue and after going through the materials on record, we agree with the Tribunal below that so far as the purchases from M/s. Soma Enterprises and M/s. Imprint's-N-Trade were concerned, the alleged payments being made in cash and the amount involved being Rs.50,675/- and Rs.1,00,737/- respectively during the relevant Assessment Year and at the same time, the appellant having failed to produce any of the aforesaid parties except the bills alleged to be raised by those two concerns, the Tribunal below was justified in disbelieving those transactions and we do not find any reason to interfere with such finding which is basically a finding of fact based on appreciation of material evidence.

However, as regards the payments made to M/s. Selvas Photographics are concerned amounting to Rs.3,12,302/-, we find that those have been made by account payee cheques and those have been encashed through the bankers of M/s. Selvas Photographics. It appears that according to the appellant, at the time of assessment, the appellant had no business transaction with M/s. Selvas Photographics and consequently, the said party did not co-operate with the Assessing Officer. However, the transaction having taken place through account payee cheques, we are unable to accept the contention of Mr. Agarwal, the learned advocate appearing for the Revenue that the transaction was a non- existent one. If an assessee took care to purchase materials for his business by way of account payee cheques from a third party and subsequently, three years after the purchase, the said third party does not appear before the Assessing Officer pursuant to the notice or even has stopped business, the claim of the assessee on that account cannot be discarded as non-existent. In the case before us, the Revenue has not put forward any other ground, such as, it was not a genuine transaction for other reasons but has simply rejected the claim on the ground as if there was no such transaction.

The transaction having taken place through payment by account payee cheques, such plea is not tenable and in such circumstances, the Tribunal below erred in law in reversing the finding arrived at by the Commissioner of Income- tax (Appeal) accepting the said transaction as a genuine transaction.

We, therefore, set aside the order of the Tribunal below only in respect of the deletion of the amount of Rs.3,12,302/- paid to M/s. Selvas Photographics by account payee cheques and direct the Assessing Officer to deduct the said amount as business expenditure of the appellant.

We, thus, answer the two questions in favour of assessee only in respect of Rs.3,12,302/- but affirm the order of the Tribunal in respect of other two payments allegedly made to M/s. Soma Enterprises and M/s. Imprint's-N-Trade.

The appeal is, thus, disposed of in terms of the aforesaid order. In the facts and circumstances, there will be, however, no order as to costs.

(Bhaskar Bhattacharya, J.) I agree.

(Sambuddha Chakrabarti, J.)