Income Tax Appellate Tribunal - Rajkot
Dcit, Central Circle 1, Rajkot, Rajkot vs Enlarge Buildcon Llp, Rajkot on 26 February, 2026
आयकर अपील य अ धकरण, राजकोट यायपीठ, राजकोट।
IN THE INCOME TAX APPELLATE TRIBUNAL,
RAJKOT BENCH, RAJKOT
BEFORE DR. ARJUN LAL SAINI, ACCOUNTANT MEMBER
AND
DR. DINESH MOHAN SINHA, JUDICIAL MEMBER
आयकर अपील सं/.ITA Nos.623 to 625/RJT/2024
( नधारण वष /Assessment Years: 2020-21 to 2022-23)
M/s Enlarge Buildcon LLP Deputy Commissioner of Income-tax,
1st Floor, Navakar Complex, Central Circle-1, Rajkot, Income Tax
Dehebar Road One Way, Nr. बनाम/ Office, Amruta Estate Building, Near
Syndicate Bank, Rajkot-360 001
Vs. Girnar Cinema, M.G. Road,
Rajkot-360 001
थायीले खासं / . जीआ इ आ र सं / . PAN/GIR No.: AAIFE 0972 B
अपीलाथ /Appellant) ( यथ /Respondent)
आयकर अपील सं/.ITA Nos. 650 and 651/RJT/2024
( नधारण वष /Assessment Years: 2020-21 & 2021-22)
Deputy Commissioner of Income- M/s Enlarge Buildcon LLP
tax, Central Circle-1, Rajkot, बनाम/ 1st Floor, Navakar Complex, Dehebar
Income Tax Office, Amruta Estate Road One Way, Nr. Syndicate Bank,
Vs.
Building, Near Girnar Cinema, Rajkot-360 001
M.G. Road, Rajkot-360 001
थायीले खासं / . जीआ इ आ र सं / . PAN/GIR No.: AAIFE 0972 B
अपीलाथ /Appellant) ( यथ /Respondent)
िनधा रती क ओर से/Assessee by : Shri Mehul Ranpura, ld.AR
राज व क ओर से/Revenue by : Shri Sanjay Punglia, Ld.CIT-DR
सुनवाई क तारीख/Date of Hearing : 05/01/2026
घोषणा क तारीख/Date of Pronouncement : 26/02/2026
ITA Nos.623-625 & 650-651/Rjt/2024
M/s Enlarge Bildcon LLP
आदे श / ORDER
Per, Dr. Dinesh Mohan Sinha, JM:
This is bunch of five appeals, consisting three appeals filed by the assessee and two appeals filed by the revenue, pertaining to Assessment Years (AY) 2020- 21 to 2022-23, are directed against the separate orders, under section 250 Income-
tax Act, 1961(hereinafter referred to as 'the Act') passed by the Ld. Commissioner of Income-tax(Appeals)-11, Ahmedabad [in short 'Ld.CIT(A)' all dated 25.06.2024, which in turn arise out of separate assessment orders passed by Assessing Officer u/s 143(3) r.w.s.147 of the Act.
2. Although, these appeals filed by the assessee and appeals filed by the revenue, contain multiple ground of appeals. However, at the time of hearing we have carefully perused all the grounds raised by the assessee and revenue. We find that most of the grounds raised by the assessee and revenue are either academic in nature or contentious in nature. However, to meet the end of justice, we confine ourselves to the core of the controversy and main grievances of the assessee and revenue as well. With this background, we summarize and concise the grounds raised by the assessee and revenue, as follows:
(i) The ld. Commissioner of Income-tax(Appeals)-11, Ahmedabad erred on facts as also in law in dismissing ground of appeal related to validity of notice issued u/s 148 of the Income tax Act, 1961. That on facts as also in law, the proceedings-initiated u/s 147 of the Act is invalid and assessment finalized on such invalid initiation deserves to be quashed and may kindly be quashed.
( This is assessee's ground No. 2 in ITA No. 623/RJT/2024 for AY 2020-21)
(ii).The ld. CIT(A)erred on facts as also in law in retaining addition of Rs. 1,16,04,288/- by estimating profit at the 16% of so called on money receipt. The addition made and retained is bad in law as also on facts therefore the same may kindly be deleted. Without prejudice, the addition made by estimating rate of profit is very much on higher side and therefore the same may kindly be directed to be reduced and oblige.
2ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP ( This is assessee's ground No. 3 & 4 in ITA No. 623/RJT/2024 for AY 2020-21, Ground no. 2 & 3 in ITA No. 624/RJT/2024 for AY 2021-22 and ITA No. 625/RJT/2024 for AY 2022-23).
( This is also revenue's ground no. 1 in ITA No. 650/RJT/2024 for AY 2020-21 and Ground No.1 in ITA No.651/RJT/2024 for AY 2022-23.)
(iii) The Ld CIT(A) has erred in directing, the AO, to tax the unaccounted profit, in the year in which sale deed is executed instead of the year in which the on-money has been received, ignoring that the same is not in accordance with Accounting principles as per ICDS-3 applicable to Real Estate Developers and also not appreciating that the income on account of undisclosed on-money receipt was required to be assessed in the year of receipt.
(This is, revenue's ground no. 2 in ITA No. 650/RJT/2024 for AY 2020-21 and Ground No.2 in ITA No. 651/RJT/2024 for AY 2021-22)
(iv) On the facts and in the circumstances of the case and in law the Ld CIT(A) has erred in deleting the addition of Rs. 14,17,55,871/- made on account of unaccounted expenses u/s 69C r.w.s 115BBE of the Income Tax Act.
(This is revenue's ground no. 3 in ITA No. 650/RJT/2024 for AY 2020-2 and Ground No.3 in ITA No.651/RJT/2024 for AY 2021-22)
3. Since, the issues involved in all the appeals are common and identical; therefore, these appeals have been heard together and are being disposed of by this consolidated order. For the sake of convenience, the facts narrated in ITA No.650/RJT/2024, for assessment Year 2020-21, have been taken into consideration for deciding the above appeals en-masse.
4. The relevant material facts, as culled out from the material on record, are as follows. The assessee is a company engaged in Building completion. As per the Income tax return for AY 2020-21 filed on 30-09-2020 declaring loss of Rs. 12,308/-. A Search, Seizure and Survey action was carried out by the office of DDIT (Inv), Unit-1, Rajkot in the case of leading real estate builders of Rajkot and their key associates on 24.08.2021. Four different groups were covered in the operation including R K Group of Rajkot. All the four groups are in the business of real estate and are mainly concentrated in and around Rajkot. A total of forty- three (43) premises were covered out of which 32 premises were covered under 3 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP section 132 of the Income Tax Act 1961 and the other 11 premises were covered u/s 133A of the Income Tax Act 1961. The premises covered were a mix of residential and business premises of their related entities, their family members, key associates and employees. M/s RK Group is developing multiple projects in the nature of Commercial, Residential and Industrial plotting projects. The Group is headed by Shri Sarvanand Sadhuram Sonwani and he is supported by his family members in the management of the business. The Sonwani family is a joint unit for the purpose of business. Important family members, offices, key associates and employees were also covered in the search and survey operation to get hold of important incriminating evidences. The premise of Shri Girish Vanjani was also covered during the search action. Shri Girish Vanjani was maintaining the accounts of the R K Group (including parallel unaccounted cash transactions) at the instruction of Shri Sarvanand Sonwani. Relevant part of his statement is reproduced in the assessment order. It can be seen from his statement that Shri Girish Vanjani has categorically stated that he does the work of accounting as per the instructions of Shri Sarvanand Sonwani. Even Shri Sarvanand Sonwani has accepted (in his statements recorded u/s 131 of The Act at the residential premise of Girish Vanjani on 27.08.2021) that Shri Girish Vanjani does the work of accounting as per his instructions. A snapshot of the relevant portion of statement of Shri Sarvanand Sonwani is reproduced in the assessment, order page No.3.
5. Thus, Shri Girish Vanjani is a key employee and accountant of the R K Group is an admitted and confirmed fact. During the course of search and seizure action at the residential premise of Shri Girish Vanjani, Pen Drives and Hard Discs were recovered. Forensic Mirror Imaging (Digital Data Backup) of these devices was taken and the same were Seized. The backup contained key accounting files of the entire group in a very systematic manner. The accounts of (1) Sale of units (2) Cost of lands (3) Expenses incurred on various projects and other miscellaneous transactions made by R K Group members with various counter 4 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP parties were maintained in accounting software known as MIRACLE. Details of sale of units maintained in various excel sheets were also found and seized from the premise of Shri Girish Vanjani. Multiple miracle files have been found from the digital data that has been imaged and seized during the search operation. Many miracle files found are duplicate copies of each other or either not fully updated. Some Miracle files are more updated than the other. From the plethora of Miracle files that have been found during the post search analysis, three (3) files have been isolated which when studied together cover the financial transactions of the group. The details of the three Miracle files, are as under:
Sr. No. Name of the file
1 Divyaraj & Co. (01/08/2009 to 30/06/2016)
2 Divyaraj & Co. (01/07/2006 to 31/03/2009)
3 R K World (01/04/2009 to...
Apart from the above, various documents in the form of loose-papers excel sheets etc, have also been recovered and seized during the search operation from the premises of the group members highlighting various kind of financial transactions accounted as well as unaccounted. All the data collected and seized during the search and survey operation has been perused and co-related with the actual transactions made by the group persons and entities. The financial transactions pertaining to sale and purchase of various kinds of properties as seized in the form of Digital Data and in the form of Hard Data were also compared and corroborated with the documentary evidences and responses received from the Sub-registrar office and with the data available in public domains on various government portals like - (1) anyror.gujarat.gov.in (2) garvi.gujarat.gov.in and (3) gujrera.gujarat.gov.in. Comparison of the financial transactions entered in the Miracle accounting files seized during the search was also made with those reported on the regular books of various group members and entities.
6. As per assessing officer, all this comparison and corroboration exercise has revealed following factual aspects about the seized data-
5ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP Fact 1 The seized Miracle files recovered during the search operation contain transactions that took place between (1) R K Group members and (2) various other parties (counter parties). They include the accounts of cash as well as bank transactions.
It is seen in most of the ledgers from the seized Miracle file that they contain some Bank transactions which are found recorded on the regular books and some Cash transactions which are normally not recorded on the regular books of the respective Group member. This manner of recording the transactions highlights a fact that one part (mostly in Bank) of every deal was being reported on the regular books and the other part (mostly in cash) of the deal was not being reported on the regular books.
Thus, some transactions from the Miracle files were accounted for whereas some were not accounted for in the regular books of the respective group member who owns the transaction.
Fact 2 The data entered in the Miracle software is in coded form -
1) In the Miracle files mentioned at Sr. no. 2 & 3 above, the entries have been backdated by 10 years i.e. 01-04-2019 is entered as 01-04-2009, and
2) In all the three Miracle files, the amounts have been divided by 100 i.e. Rs. 2,50,000/- is entered as 2500.00/-
Fact 3 The names of the ledgers of different projects, persons have been written in coded form. It is seen that mostly the names of the projects for which any particular transaction is recorded on the seized file were mentioned with the initials.
For example-(1) R K Residency is mentioned as RKR, (2) R K Prime is mentioned as RKP, (3) The City Centre is mentioned as TCC, (4) R K Supreme is mentioned as SPM etc. Details of unaccounted transactions pertaining to project "RK Supreme"
developed by the assessee -firm, M/s Enlarge Buildcon LLP have been recovered from the material seized during the search operation, and assessing officer noticed the following:
(i) Unaccounted receipts of Rs. 27,77,15,770/- against sale of units of the project and repayments of Rs. 2,13,03,760/- on account of cancellation or excess receipts as culled out from the seized Miracle data.6
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
(ii) Unaccounted expense/investment of Rs. 64,74,57,778/- made in the purchase of land for the project as culled out from the seized Miracle data.
(iii) Unaccounted expenses of Rs. 4,09,01,052/- incurred for the project as culled out from the seized Miracle data,
(iv) Unaccounted payments of Rs. 1,45,00,000/- made to the contractor as per one excel sheet named "Bharatbhai-SPM" seized from the office premise of the R K Group.
The assessing officer observed that details regarding unaccounted part of the aforementioned transactions pertaining to the assessee have been gathered from the seized material during the search operation, a notice under section 148 of the Act has been issued on 16-11-2022 to the assessee after following due procedure as per the Act and with prior approval of the specified authority as per section 151 of the Act. In response to the notice issued under section 148, the assessee has filed an Income tax return on 16-12-2022 declaring loss of Rs. 12,308/-. Subsequently, a notice u/s 143(2) of the Income-tax Act has been issued and served on 27-12-2022 on the e-filing portal of the Assessee. Subsequently, notices u/s 142(1) have been issued from time to time seeking primary as well as further details from the assessee for carrying out the assessment. In view of natural justice, the objections raised by the assessee against initiation of proceedings u/s 148 of the Act have been disposed of and the images of original seized material pertaining to the assessee have been supplied and discussed in the notices issued u/s 142(1) of the Act.
7. Issues involved during the year, have been discussed by the assessing officer under the following heads:
(i)Unaccounted payments for acquisition of the land for the project R K Supreme Assessing officer noticed that perusal of the seized MIRACLE data revealed an accounting ledger by the name of "Silver One". This ledger contained details of 7 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP payments made by the R K Group for purchase of land situated at 'Sub Plots no.
1 to 5/1 and 1 to 5/2 of F.P. no 31/1 TP Scheme no. 7 of Revenue Survey no. 27, Nanamava, Rajkot on which the project 'R K Supreme' is being developed by the assessee- firm. An image of the extracted data of the Miracle ledger "Silver One"
is reproduced in the assessment order.The overall summary of transactions recorded on the seized MIRACLE ledger containing the details of payments for the land is mentioned in the assessment order.The conveyance deed for the above mentioned land has been executed at a rate of Rs. 16,00,00,000/-. The details as per stamp duty certificate are reproduction in the assessment order.The composition of M/s Enlarge Buildcon LLP is such that the members of the RK Group collectively holds 45% and Shri Paresh V. Parekh (non RK Group member) holds 55% in M/s Enlarge Buildcon LLP.The part of R K Group members @ 45% of Rs. 16,94,40,000/- (160000000 Price + 7840000 Stamp + 1600000 Registration charge) comes to Rs. 7,62,48,000/- which is almost equal to the bank payments of Rs. 7,59,50,000 recorded on the seized Miracle ledger. Thus, it can be said that the seized MIRACLE ledger contains share of members of R K Group only which is 45%. Moreover, the bank payments of Stamp Duty and Cheques for the part of R K Group are also mentioned at exactly same values as are recorded on the conveyance deeds which further strengthens the authenticity of the seized Miracle ledger. Overall analysis of the ledger named "Silver One" confirms that the R K Group members have paid Rs. 29,13,56,000 over and above their part as per the deed value for the land on which project R K Supreme is being constructed. At this rate, the total cash payments for this land mentioned in the table reproduced in the assessment order. Thus, assessing officer noticed that payments of Rs. 64,74,57,778/- have been made over and above the registered value of the land by the assessee- firm for acquisition of the land on which its project RK Supreme is being developed. Year bifurcation based on the seized Miracle ledger of the total on money of Rs. 64,74,57,778/- is mentioned in the assessment order.8
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
(ii)On money receipts for - RK Supreme The data of receipt of "on- money" related to project "R K Supreme" is found maintained in Miracle Software. The cash receipts appearing on the Miracle file were not accounted for in the regular books of account of the assessee. The name of every project developed by the Assessee Group is in coded form in the Miracle files. The project "R K Supreme" is mentioned as "SPM" in the seized Miracle file. For better understanding of the ledgers related to R K Supreme, a snap shot of the same from the Miracle file is produced in the assessment order.Perusal of the data seized during the search operation revealed that the receipts against bookings of units of project R K Supreme are spread in FYs 2019-20, 2020-21 & 2021-22 till the date of the search. Separate ledgers for each and every unit that has been booked are also recorded very systematically in the seized Miracle file.
For example, the ledger for first booking named 'SPM 0413' is pasted in the assessment order. In this ledger for unit no. 413, Bank receipt of Rs. 10,65,000/- (in coded form 10650.00) and cash receipts of Rs. 16,86,000/- (in coded form 16860.00) are recorded simultaneously on 12/07/2021 (in coded form 12/07/2011). A copy of agreement signed between the assessee and Shri Nareshbhai U Lakkad has been submitted by the assessee during the assessment proceedings. Relevant excerpts of the agreement are reproduced in the assessment order. The assessing officer noticed from the images that the Bank receipts of exact same amount of Rs. 10,65,000/- vide on exact same date 12-07-2021 as per the seized Miracle ledger appear on the agreement for office no. 413 whereas the simultaneously recorded cash receipts of Rs. 16,86,000/- do not appear on the registered agreement for this shop. Therefore, assessing officer noticed that these facts prove beyond doubt the following:
(i) The data recorded on the seized Miracle file is genuine and speaking in nature.9
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
(ii) The cash receipts appearing in the Miracle file are not recorded on the conveyance deeds or entries as per books of the assessee.
(iii) The amounts in the seized Miracle file are recorded removing two decimals i.e. Rs. 10,65,000/- is recorded as 10650.00
(iv) The dates of transactions are also coded 10 years back i.e. 12-07-2021 is recorded as 12-07-2011.
It can be seen from the above images that the Bank receipts of exact same amount of Rs. 10,65,000/- vide on exact same date 12-07-2021 as per the seized Miracle ledger appear on the agreement for office no. 413 whereas the simultaneously recorded cash receipts of Rs. 16,86,000/- do not appear on the registered agreement for this shop. This proves beyond doubt that following facts -
The data recorded on the seized Miracle file is genuine and speaking in nature.
The cash receipts appearing in the Miracle file are not recorded on the conveyance deeds or entries as per books of the assessee.
The amounts in the seized Miracle file are recorded removing two decimals i.e. Rs. 10,65,000/- is recorded as 10650.00 The dates of transactions are also coded 10 years back i.e. 12-07-2021 is recorded as 12-07-2011.
Therefore, assessing officer noted that these entries are self-explanatory and the corroboration of these entries can be made independently with factual events that already took place and, therefore, there is no need or necessity for approval or validation from any person directly or indirectly connected with these entries.
(iii)Addition, if any, should be made in the hands of Shri Sarvanand Sonwani. The plea that the unaccounted profit pertain to Shri Sarvanant Sonvani only is not admissible as the corroborative bank transactions appearing from the seized 10 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP Miracle Ledgers with code name 'SPM' does not appear on the bank book of Shri Sarvanand Sonvani. Rather, they exactly match with the transactions recorded on the books of the assessee-Firm. The income of the real estate builder is taxable at the time of transfer of title & possession of property in favour of customer and not at the time of booking of unit by customer. Here, the assessee is disputing the point of time for recognizing income of real estate builder contending that it is taxable at the time of transfer of title & possession of property.
8. Therefore, show cause notice was issued to the assessee, by the assessing officer, asking the assessee to explain the "on money" transaction on various projects noted in the assessment order.
9. The assessee submitted in its reply that transactions mentioned in the seized data do not pertain to him. Documents were found at the third party premises, therefore, opportunity of cross examination should be provided to the assessee. It is important to note that the scheme of recognizing income of real estate builder at the time of transfer of title is in place so that the interests of both the parties i.e. the builder and the purchaser remains intact. In principle, when money is received prior to transfer of title in the name of purchaser is recognized as advance for property and only at the time of transfer of title the entire receipt is recognized as income of the builder. This is so because at the time of transfer of title though registered conveyance deed the builder records the amount of income that is going to be recognized as income. Here, in the assessee's case, it is seen that the conveyance deeds are also executed with the receipts through banking transactions only. The assessee also submitted that the documents are the dump document, therefore, these documents should not be relied on.
11ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
10. After considering all the objections of the assessee in its reply to the show cause notice and taking into consideration the facts and material available on records following conclusion has been drawn, by the assessing officer.
11.Rejection of books of accounts by the assessing officer After thorough examination of the response to show cause notice and dismissing various contentions raised by the assessee in its reply, the assessing officer noticed that the seized digital data in the form of accounting entries on Miracle file is accurate, reliable and self-explanatory. Further, there is also no doubt that the accounts of the assessee where all the transactions are not reflected cannot be relied upon as they present incomplete and incorrect state of affairs of business of the assessee and requires to be disregarded invoking the provisions of section 145(3) of the Act. Accordingly, provisions of section 145(3) were invoked by the assessing officer and the assessment of total income of the assessee is being made after taking into account all relevant material gathered during the search and the assessment proceedings. As per the material gathered during the search and submissions available on records the assessee is found to have indulged in the practice of suppressing both receipts (on account of sale) and payments (on account of purchase) made for the projects undertaken / developed during the year. There is no uniform method that can be employed to compute income when part receipts on account of sale are not included on the books. The method differs from case to case depending upon various factors i.e. type of business, modus operandi of the assessee, sufficiency of data available for estimation etc. In a case where the evidence available on record contains details of corresponding unaccounted payments which are also partly included on the books, such partly recorded payments should also be taken into consideration. Taxing the receipts only has never been the motto of the Income-tax Act. In this regard, the observation of the Supreme Court in CIT v. Williamson Financial Services [2007] 165 Taxman 638 (SC) is reproduced below:
12ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP "It is important to bear in mind that u/s 4, the levy is on total income of the assessee computed in accordance with and subject to the provisions of the Income Tax Act. What is chargeable to tax under the Income Tax Act is not the gross receipt but the income under the Income Tax Act. The tax is on income but not on gross receipts."
Where suppression of sales receipts is involved, the question is whether the entire sales or only a percentage of profit should be adopted as income. In CIT v. President Industries [2002] 124 Taxman 654 (Gujarat), the Assessing Officer had found evidence of suppression of sales. He adopted the entire receipt (sales) as income but the Hon'ble Jurisdictional High Court has held that the entire undisclosed receipts (sales) cannot constitute income. The sales only represent the price received by the seller of the units for which the seller has already incurred the cost in order to acquire or process the inventory. Therefore, it is the realization of excess consideration over the cost incurred which should be assessed as profit or income. In other words, profit component embedded in the sales could be treated as income.
12. The assessing officer noticed that in the case of PCIT v. Ms. Jay Kesar Bhavani Developers Pvt. Ltd. in Tax Appeal no. 267 of 2022, the Hon'ble Guj.
High Court has held that only profit element embedded in the gross on-money receipts can be taxed. For this, the Hon'ble court has derived reference from its earlier decision delivered in the case of DCIT Vs. Panna Corporation reported in [2012] 74 DTR 89. Relevant part of the decision is as under:
"it has been consistently held by this court and some other courts have been following the principle that even upon detection of on-money receipt or unaccounted cash receipt, what can be brought to tax is the profit embedded in such receipts and not the entire receipts themselves. If that were the legal position, what should be estimated as a reasonable profit out of such receipts, must bear an element of estimation."
Even in those cases where no details regarding unexplained payments/investments are available on records, it has been held by the Hon'ble 13 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP Guj. High Court that while dealing with addition on account of unaccounted sales, in absence of any material on record to show that there was any unexplained investment/expense made by the assessee, there could be a presumption of such expenditure. In such event also it is held that only profit on suppressed sales could be brought to tax (CIT v. Gurubachhan Singh J Juneja [2008] 171 Taxman 406 (Gujarat)].Hence, in such cases, both the Supreme Court and the Jurisdictional High Court have consistently held that where evidences regarding unaccounted receipts are being assessed it is not reasonable to consider the entire unaccounted receipts for taxation. Rather, only profit element lying therein should be estimated keeping in mind the facts and surrounding circumstances of the case at hand. Therefore, respectfully following the ratio laid down by the Apex Court and the Jurisdictional High Court and in view of the facts of the case it would be fair if reasonable rate of profit is adopted to tax the unaccounted income of the assessee.
13.Estimation of rate of profit in Commercial Projects.
Details of 8 commercial projects undertaken by the searched group members and their partners have been recovered from the seized Miracle File. Some projects were in completion stage whereas some were just started. Besides, in respect of some projects comprehensive details i.e. Land purchase, Project expenses, On- money receipts have been recovered from the seized data whereas in other projects very limited details i.e. only on-money receipts were recovered. Wherever, details of receipts and payments were recoverable form the seized data, it is noticed that the net surplus funds available with these projects were ranged from -150% to 43%. Reason for this vast gap between the upper and lower ends of this net surplus range was primarily attributable to the stage in which a particular project has reached since its inception. For example, if any project is just launched then its % of net surplus funds would be lower because most of the funds are spent / applied on inventory and the inflow of on-money has not started in full pace. Due to combined effect of these two aspects the availability of 14 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP surplus funds remains either on lower side or sometimes in negative state. Thus, it is understood that taking reference from the net surplus / unaccounted profits of such 'just launched' projects would not give true picture of the potential profitability of such projects. In order to estimate a reasonable rate of profit, it is taken that only those projects for which maximum data is available from the seized material should be relied upon. At the same time it is also ensured that the project that almost reached its final stage (with respect to construction activity and receipt of on-money both) should only be taken as reference for adoption of an appropriate rate of profit.
14. The assessing officer, after considering all the above aspects, following five projects have been identified as reference:
Net receipts of all these 5 projects have been calculated and it is seen that after considering all kind of transactions i.e. Net on-money receipts, Expenses for running the project including the Land purchase there remained average net surplus of 31% in the hands of respective developer/owner. Chart is given below:
The assessing officer, apart from this, noted that there is violation of various other provisions of the law which are in place to discourage the practice of indulging 15 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP in such unaccounted transactions. Considering the facts of the present case and binding judicial precedents as discussed earlier, if all the expenses / payments are disallowed then the ratio laid down by the Hon'ble High Court with regard to not taxing all the receipts would remain on papers only. Thus, with a view to strike a proper balance between the factual vis-à-vis the legal aspects, it was decided by the assessing officer to further enhance the aforementioned average net profit rate from 31% to 35%. Accordingly, 35% has been set as benchmark rate for the projects where details of unaccounted receipts as well as unaccounted expenses have been recovered from same set of the seized material. Accordingly, the net unaccounted profit was estimated by the assessing officer at the rate of 35% for R K Supreme project developed by the assessee-firm. As far as the profit for the year under consideration is concerned, the same is computed as under-
Thus, addition of Rs. 2,53,84,380/- being unaccounted profit embedded in the gross unaccounted receipts is made over and above the regular business income reported by the assessee in the Income-tax Return filed for the year under consideration invoking provisions of section 145(3) of the Act and after considering all the facts and submissions of the assessee.
15.Deficit of funds for making unaccounted payments for the project R K Supreme As highlighted by the assessee-firm, before the assessing officer, in its response to the show cause notice, that there was a net shortage of funds for the project during the year under consideration. The same paragraph from the response of the assessee-firm is reproduced hereunder for quick reference -
16ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP "19. Without prejudice, though, none of the allegations and figures in the show-cause notice as well as previous notices issued has been accepted as correct, if we simply put such allegations and figures in one table then following result would emerge:
19.1 Here, what we would like to convey is that the addition proposed in the show-
cause notice in respect of gross receipts i.e., Rs. 27,77,15,770/- is more than the simple mathematical result arrived from the notices itself. Hence, on this ground also, addition proposed in high-pitched manner is strongly objected.
19.2 Without prejudice, on verification of the impugned Miracle data it is seen that all the credits and debits under the coded name of ledgers are made and maintained by Shri Sarvanand Sonvani and there was no control of any the other partners regarding entries made therein. No one knows anything about the impugned data. No partners have ever made any transactions in cash, no one has paid or received any amount in cash. It is also not known, as to how the purported cash received was utilised for alleged expenses and/or purchase of assets/land. Though, sources of investment/expense are in the same set of impugned cashbooks, partners cannot be made liable to explain the transaction perse. Thus, as there was no involvement in any of the activities related to purported cash transactions, be it credit or debit, one cannot presume any unaccounted investment or receipt in the hands of the partners particularly in absence of any independent evidence of investment by partners/firm. It is also not known how the rotation of funds were made by him. Therefore, we request not to take any adverse inference in the hands of the partners so far as receipts and investments are concerned.
19.3 It may not be out of place to mention that there are common partners in many of the projects, therefore, if the entries are interpreted illogically without allowing set off/rotation of funds/telescoping benefit, it will lead to multiple addition particularly when there was no noting or introduction of funds by partners."
16. In this part of the response, the assessee has also calculated that there was net shortage of funds in the hands of the assessee- firm, as on the date when the search took place and the data has been seized. This raises a question as regards the sources of funds in the hands of firm for making various payments related to the 17 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP project R K Supreme. From the seized data, the shortage of funds for the year under consideration (FY 19-20) is calculated by the assessing officer as under
Thus, there was net shortage of funds of Rs. 25,77,37,948/- in the hands of the assessee- firm which must have been born by the partners as their respective unaccounted capital introduction in the firm from their personal sources. The deficit at the rate of 45% i.e. Rs. 11,59,82,077/- have been born by the R K Group members (i.e. Sonwani family members) and the remaining Rs. 14,17,55,871/- should have been born by Shri Paresh Parekh. As far as the sources of funds in the hands of R K Group members (i.e. Sonwani family) is concerned, as the transactions have been flowing from the same seized Miracle files, the sources are traceable and are being taxed in the assessments of their respective projects running simultaneously from where the funds are flowing in. However, as far as the sources of funds in the hands of the non-family partner Shri Paresh Parekh is concerned, the sources remain unexplained since his part of payments are not flowing from the seized Miracle file. Further, since the assessment of Shri Paresh Parekh is also being pursued simultaneously his explanation regarding sources of this short funds of Rs. 14,17,55,871/- has also been sought in his personal assessment proceedings where he has failed to elaborate the same with any cogent /satisfactory explanation. Hence, looking to the overall facts of the case, the sources of shortage of the funds (being excess expenses incurred) to the extent of Rs. 14,17,55,871/-in FY 2019-20 remains unexplained in the hands of the 18 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP assessee-firm. Therefore, the same is being treated as deemed income in the hands of the assessee- firm (Substantively) and in the hands of the partner Shri Paresh Parekh (Protectively) for the year under consideration within the meaning of section 69C r.w.s. 115BBE of the Act.
17. Aggrieved by the various additions made by the assessing officer, the assessee carried the matter in appeal before the learned CIT(A). The learned CIT(A) dismissed the technical grounds raised by the assessee, challenging reopening of assessment under section 147/148 of the Act. On merit, learned CIT(A), estimated the profit element on the "on money", at the rate of 8%, 12%, 16% etc, in a different assessment years. Therefore, assessee, as well as, revenue, both are in appeal before us. The main contention of the revenue in these appeals, are that the addition made by the assessing officer should be confirmed. Whereas, main contention in the assessee's appeals is that the profit estimation on "on -money", is on higher side, therefore, it should be reduced to a reasonable extent, by following the Hon'ble Jurisdictional High Court of Gujarat in various cases such as, in the case of Ms. Jay Kesar Bhavani Developers Pvt. Ltd. in Tax Appeal no. 267 of 2022, wherein 6% addition on "on money, was upheld. In various judgements of jurisdictional ITAT Ahmedabad, (cited by assessee in legal compilation) held that the addition on "on money" at the rate of 8% is sufficient to plug the leakage of the revenue. Therefore, the solitary grievance of the assessee in assessee's appeals are that reasonable estimation may be made in the hands of the assessee. The findings of the learned CIT(A) would be discussed while adjudicating the relevant issue involved in concise and summarised grounds noted above.
18. Now, we shall adjudicate, summarised and concise grounds of appeal, one by one, as follows:
19ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
19. Summarized and concise ground No.(i), is reproduced below for ready reference:
(i) The ld. Commissioner of Income-tax(Appeals)-11, Ahmedabad erred on facts as also in law in dismissing ground of appeal related to validity of notice issued u/s 148 of the Income tax Act, 1961. That on facts as also in law, the proceedings-initiated u/s 147 of the Act is invalid and assessment finalized on such invalid initiation deserves to be quashed and may kindly be quashed.
( This is assessee's ground No. 2 in ITA No. 623/RJT/2024 for AY 2020-21)
20. We have heard both the parties and carefully gone through the submission put forth on behalf of the assessee along with the documents furnished and the case laws relied upon, and perused the fact of the case including the findings of the ld CIT(A) and other materials brought on record. We have carefully considered the submission of the Learned Counsel for the assessee and ld DR for the Revenue and evidences on record. We note that issue under consideration is squarely covered against the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot are reproduced below:
"11. We have heard both the parties. We find that in the new regime/ scheme of search assessment, the proceedings for search assessment of search party as well as third-party are made under section 147 of the Act, unlike in the earlier/ old scheme of search assessment, wherein the search assessment of searched party was made under section 153A of the Act, whereas the assessment of third-party, was made under section 153C of the Act. Since, in the present reassessment proceedings, both of the searched party, as well as third party assessments are covered. It is observed that the initiation of reassessment proceedings in the present case is valid in law. While passing the assessment order, the assessing officer also observed that search was carried out at the assessee`s premises on 24.08.2021, and pursuant to the search, notice under section 148 of the Act, was issued in case of the assessee. As search was carried out in the case of the assessee after 01.04.2021, wherein, provisions of section 148 were amended and provides deemed satisfaction for three assessment years prior to the date of search, and even on this ground, the assessing officer has validly issued notice under section 148 of the Act. Hence, there is no defect in the reassessment proceedings, therefore, we dismiss the ground raised by the assessee and confirm the findings of the learned CIT(A)."
21. Respectfully following the above findings in assessee's own case, we dismiss the assessee's appeals.
20ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
22. In the result, following grounds of appeal of assessee, are dismissed:
(i) Ground No. 2 in ITA No. 623/RJT/2024 for AY 2020-21
23.Summarized and concise ground No.(ii), is reproduced below for ready reference:
(ii).The ld. CIT(A)erred on facts as also in law in retaining addition of Rs. 1,16,04,288/-
by estimating profit at the 16% of so called on money receipt. The addition made and retained is bad in law as also on facts therefore the same may kindly be deleted. Without prejudice, the addition made by estimating rate of profit is very much on higher side and therefore the same may kindly be directed to be reduced and oblige.
( This is assessee's ground No. 3 & 4 in ITA No. 623/RJT/2024 for AY 2020-21, Ground no. 2 & 3 in ITA No. 624/RJT/2024 for AY 2021-22 and ITA No. 625/RJT/2024 for AY 2022-23). ( This is also revenue's ground no. 1 in ITA No. 650/RJT/2024 for AY 2020-21 and Ground No.1 in ITA No.651/RJT/2024 for AY 2022-23.)
24. We have heard both the parties. Facts of the case have already been narrated above, therefore we do not repeat the same for the sake of brevity. We note that issue under consideration is squarely covered in favour of the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the decision of Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot is reproduced below:
"14. In this summarised and concise ground, the plea of the assessee is that estimated profit at the rate of 16% on the so called "on money" is on higher side, considering the judgement of the jurisdictional High Court of Gujarat. However, plea of the revenue is that addition made by the assessing officer at the rate of @ 35% should be sustained. Learned Counsel for the assessee submitted that judgements of Hon`ble jurisdictional High Court of Gujarat, in respect of addition on "on-money", should be followed. The Hon`ble jurisdictional High Court of Gujarat in the following cases held that profit element embedded in the "on-money" should be added in the hands of the assessee and not the entire "on-money", and estimated addition on "on money" should be at the rate of 6% or at the rate of 8%, may be made, depending upon the facts and circumstances of the case. The relevant judgements of the Hon`ble jurisdictional High Court of Gujarat and Hob`ble ITAT Ahmedabad, are reproduced below:
(i). 2020 (4) TMI 844ITAT AHMEDABAD GREENFIELD REALITY P. LTD. VERSUS ACIT, CENT. CIR. 1 (2) AHMEDABAD AND DOIT, CENT. CIR. 1 (2) AHMEDABAD, VERSUS GREENFIELD REALITY P. LTD.21
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP "Estimation of Income on-money received by the assessee on booking of flats and shops in "VesuProject"Income offered by the assessee at 8% of the alleged gross receipts source of payment of cash for purchase of the land-HELD THAT:- On an analysis of the record, it would reveal that during the course of search not only details of on-money received by the assessee on booking of flats and shops in "Vesu Project" was found, but details of certain expenditure, which are not recorded in the books were also found. This included cash payment for purchase of land.CIT(A) has rightly observed that the gross on-money noticed on the seized paper cannot be considered as income of the assessee. There are certain expenditures which were not recorded in the books. Those expenditure must have been made from this on-money.After going through the well-reasoned order of the Id.CIT(A), and in the light of judgment of Hon'ble jurisdictional High Court in the case of Panna Corporation [2014 (11) TMI 797 GUJARAT HIGH COURT as well as Koshor Mohanlal Telwala [1998 (9) TMI 106-ITAT AHMEDABAD- AI we are of the view that only element of income embedded in the on-money received by the assessee for booking of flats/shops in "Vesu Project" is required to be assessed in its hand in all these years.Element of income involved in this on-money assessee is showing income at 8%, AND CIT(A) is estimating it at 20% HELD THAT:- CIT(A) has also not mentioned any attending circumstances for harbouring a belief that 20% could have been earned from this activity. Thus after taking guidance from the judgment of Kishor Mohanlal Telwala [1998 (9) TMI 106-ITAT AHMEDABAD-Al we deem it proper that the assessee has rightly disclosed the profit element embedded in the gross profit at 8%. Accordingly, we allow the ground of appeal raised by the assessee, and hold that profit which has been directed to be adopted by the Ld.CIT(A) at 20% of the alleged turnover should be taken at 8%.
(ii)Tax appeal No.267 of 2022 dated 07.07.2022 M/S. JAY KESAR BHAVANI DEVELOPERS PVT. LTD.( Guj-HC) "Rejection of books of accounts u/s 145(3) On money receipt estimation of income addition on account of entire construction receipts as alleged unrecorded receipts -
HELD THAT: CIT (A) was not justified in confirming the addition of entire on-money receipts amounting to 4,72,02,368. Therefore, only estimated net profit is required to be taxed. We find that the assessee has shown net profit at 4.55.% for the assessment year under consideration and 4.59% for A.Y. 2010-11. Further, the Hon'ble High Court in the case of CIT V. Abhishek Corporation [1998 (8) TIMI 110 ITAT AHMEDABAD-C) has upheld the net profit at 1.31% as declared by the assessee in that case. The net profit rate disclosed at 4,55% during the assessment year under consideration by the assessee in books of accounts and considering the facts that the project undertaken by the assessee comes under deduction of section 801B(10) hence, there may not be any intention to disclose the lower rate of profit. Considering these facts, and taking into account net profit in construction business, it would be reasonable to estimate 6% of net profit on total on-money.
(iii)The Commissioner of Income Tax vs. Shri Hariram Bhambhani INCOME TAX APPEAL NO.313 OF 2013 (BOM)(HC):
"In any view of the matter, the CIT(A) and Tribunal have come to the concurrent finding that the purchases have been recorded and only some of the sales are unaccounted. Thus, in the above view, both the authorities held that it is not the entire sales consideration which is to be brought to tax but only the profit attributable on the total unrecorded sales consideration which alone can be subject to income tax. The view taken by the authorities is a reasonable and a possible view. Thus, no substantial question of law arises for our consideration."
(iv) The ACIT Central Circle - 3, Jaipur Vs Shri Nawal Kishore Soni : ITA No. 1256, 1257, & 1258/JP/2019 [ITAT] [Jaipur]:
22ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP "23.4 It is settled law that not only from the illegal business but also the unaccounted transaction of purchase and sale only profit/ income on sales could be assessed as undisclosed income and could be subjected to tax. Case laws to the point are as under:
1. Dr. T.A. Quereshi (157 taxmann.com 514) (Supreme Court) 2. Piara Singh (124 ITR
40) (Supreme Court) 3. S.C. Kothari (82 ITR 794 (Supreme Court) 23.5 The assessee admitted such profit at Rs. 45,00,000/- and disclosed that on said transactions income in PMGKY, 2016 and paid due tax thereon. The copy of certificate issued by PCIT is placed on record. Thus when that transactions are of unrecorded purchase and sale of gold, which Ld. assessing officer also admits in assessment order, then simply that name & address of purchasers are not provided the entire amount of sale cannot in law be treated as undisclosed income, only profit earned from said transactions which has been admitted by assessee at Rs. 45,00,000/- can only be assessed to tax more so when the assessee has disclosed in PMGKY the said undisclosed income of Rs.45,00,000/- and paid tax in accordance with scheme and received certificate there for from Pr. Commissioner of Income Tax, hence the same disclosed income cannot be included as income is assessment as per Section 199-l of PMKGY. However Ld. A.O. has allowed credit of amount of disclosed income in PMKGY from total income as so the addition on this account is restricted to Rs.45,00,000/- and balance is deleted. The assessee thus gets relief of Rs.3,02,00,000-45,00,000 = Rs. 2,57,00,000/-."
(v) Greenfield Reality P. Ltd IT(SS) A No. 320,321 and 322/Ahd/2018 & 329/Ahd/2018:
"16. We have duly considered rival submissions and gone through the record carefully. On an analysis of the record, it would reveal that during the course of search not only details of on-money received by the assessee on booking of flats and shops in "Vesu Project" was found, but details of certain expenditure, which are not recorded in the books were also found. This included cash payment for purchase of land. Therefore, the Ld.CIT(A) has rightly observed that the gross on-money noticed on the seized paper cannot be considered as income of the assessee. There are certain expenditures which were not recorded in the books. Those expenditure must have been made from this on- money. Therefore, after going through the well-reasoned order of the Ld.CIT(A), IT(SS)A No.289/Ahd/2018 (7 Others) Greenfield Reality P. Ld. Vs. DCIT and in the light of judgment of Hon'ble jurisdictional High Court in the case of Panna Corporation (supra) as well as Koshor Mohanlal Telwala (supra), we are of the view that only element of income embedded in the on-money received by the assessee for booking of flats/shops in "Vesu Project" is required to be assessed in its hand in all these years.
17. Next question arose, what is the element of income involved in this on-money. On one hand, the assessee is showing income at 8%, on the other hand, the ld. CIT(A) is estimating it at 20%. It is pertinent to observe that section 144 of the Income Tax Act provides discretion in the assessing officer to pass best judgment when an assessee failed to appear before him, and to submit requisite details. In other words, it provides power in the assessing officer to estimate an income of the assessee. We deem it appropriate to take note the relevant part of this section. It reads as under:.. "24. We have considered rival submissions and gone through the record carefully. There is no dispute that during the course of search certain material/loose papers were found exhibiting the fact that the assessee has received cash, over and above, the amounts stated in the booking register. This cash was not accounted for in the books. It has been treated as on-money for sale of flats/shops. Simultaneously certain loose papers were found disclosing the fact that the expenditure were incurred in cash and accounted in the books. The Ld.CIT(A) made an analysis of this, and then held that the moment assessee's income is being assessed at 8% of the gross on-money, then the remaining amount 92% could take care of unexplained expenditure. It can be explained by a simple, viz. an assessee has received Rs.100/- in cash for sale of flat. Out of that, 23 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP element of income embedded in this Rs. 100/-has been determined by us at Rs.8/-. Remaining Rs.92/- must have been incurred by the assessee for developing that flat. Thus, in other words, the expenditure whose details were found being incurred in cash could be construed as coming out of these Rs.92/-. Thus, there cannot be any separate addition of unexplained expenditure. The Ld.CIT(A) has rightly deleted the addition."
15. We note that the assessee is in appeal before us and praying the Bench that estimated addition is very higher side and it should be reduced, at a reasonable level. However, learned DR for the revenue submitted that addition made by the assessing officer may be confirmed. We note that the estimation of income is based on facts and will vary from business to business and year to year, depending on the business conditions. We note that ld.CIT(A) has estimated the profit on the "on-money" at the rate of 16% but the ld.CIT(A) has failed to bring on record any comparable case in support of his estimation that too @ 16% and in some cases 8% and 12% etc. No doubt estimate of the profit can be resorted to in these types of cases but the estimate and that too at a particular percentage or fraction of percentage which ld CIT(A) has adopted has to be based on sound reasoning in comparison with the past results as well as comparable cases. Without this the estimation so made cannot be said to be valid estimation. The jurisdictional Hon'ble High Court of Gujarat, in case of estimation of profit element on, "on-money" has taken the view that estimation of profit in these type of cases of "on-money"
had been held between range of 6% to 8%.
16. We note that the average profit of the assessee as per audited books of accounts is 7%, therefore, profit estimation done by the learned CIT(A) at the rate of 16% on the "on-money"
is higher side. Considering the nature of business and voluminous 'on-money' and taking into account, the fact that there is expenditure made by the assessee to develop the project out of the "on-money", therefore, profit margin in this type of business normally is 10% on "on- money". We proceed to work out the estimation of profit keeping in mind the following facts:
(i)The estimate is not opened up to be framed in an arbitrary manner.
(ii) The estimate by rule of thumb is absolutely infirm.
(iii)The estimation of rate of profit return must necessarily vary with the nature of the business.
(iv)There cannot be any uniform yardstick.
(v)An assessment to be best of judgement can only be based on the material available on record and past records and considering the totality of the facts.
(vi) Only real income and neither notional income nor astronomical income, can be taxed under the I.T. Act, 1961.
Accordingly, we note that estimation the profit element on 'on-money' at the rate of 10%, should be fair, keeping in mind the principle laid down by Hon'ble Supreme Court in the case of H. M. Esufali Abdulali that the method to be adopted must be which is approximately nearer to the truth.
17. Considering the facts and circumstances, narrated above, we find that the estimation done by the assessing officer, and re-estimated addition, sustained by the Ld. CIT(A) @ 16% is very higher side. Therefore, we are of the view that the estimated addition on "on-money"
should be @ 10%, which will take care of inconsistency in the undisclosed income of the assessee. Therefore, the assessing officer, is directed to make the addition in the hands of assessee, at the rate of 10%, on "on-money". Hence, we allow above appeals of these assessee partly and dismiss all the appeals of the revenue."24
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
25. Therefore, respectfully following the binding judgement of the Co-ordinate Bench of ITAT Rajkot in assessee's own case (Supra) we partly allow the following appeals of the assessee:
i. Ground No. 3 & 4 in ITA No. 623/RJT/2024 for AY 2020-21 ii. Ground no. 2 & 3 in ITA No. 624/RJT/2024 for AY 2021-22 iii. Ground No. 2 & 3 in ITA No. 625/RJT/2024 for AY 2022-23 Whereas, following grounds raised by the revenue are dismissed:
iv. Ground no. 1 in ITA No. 650/RJT/2024 for AY 2020-21
v. Ground No.1 in ITA No.651/RJT/2024 for AY 2022-23
26. Summarised and concise ground number No.(iii) is reproduced below for ready reference, as follows:
(iii) The Ld CIT(A) has erred in directing, the AO, to tax the unaccounted profit, in the year in which sale deed is executed instead of the year in which the on-money has been received, ignoring that the same is not in accordance with Accounting principles as per ICDS-3 applicable to Real Estate Developers and also not appreciating that the income on account of undisclosed on-money receipt was required to be assessed in the year of receipt.
(This is, revenue's ground no. 2 in ITA No. 650/RJT/2024 for AY 2020-21 and Ground No.2 in ITA No. 651/RJT/2024 for AY 2021-22)
27. We have heard both the parties. Facts of the case have already been narrated above, therefore we do not repeat the same for the sake of brevity. We note that issue under consideration is squarely covered in favour of the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the decision of Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot is reproduced below:
"21. Learned DR for the revenue argued that Ld.CIT(A) ought not to have directed the assessing officer, to tax the unaccounted profit in the year in which sale deed is executed instead of the year in which the "on-money" has been received. The treatment of revenue recognition adopted by the learned CIT(A) is not in accordance with 25 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP Accounting principles as per ICDS-3, which is applicable to Real Estate Developers. The learned DR, therefore, stated that the income on account of undisclosed "on- money" receipt was required to be assessed in the year of receipt.
22. On the other hand, learned Counsel for the assessee submitted that assessee has been following the accrual basis of accounting and percentage of completion method. Therefore, revenue should be recognised in the year in which the transaction got materialised, that is, in assessee`s case, when the document is registered and executed, then only the revenue is recognised, with certainty. Hence, learned CIT(A) has rightly directed the assessing officer to recognise the revenue in the year in which the transaction/sale of flat is registered.
23. We have considered the submissions of both the parties, and we note that ICDS- 3 refers to Income Computation and Disclosure Standard-III, issued by the Central Board of Direct Taxes under section 145(2) of the Income-tax Act, 1961. It deals with computation of income from construction contracts for tax purposes. It is largely based on the earlier Accounting Standard AS-7 but contains important differences relevant for income tax computation. We note that ICDS-III applies to construction contracts of contractors, however, assessee under consideration is not a contractor, but he is a contractee. A person who undertakes contract to do a job/work for others, is contractor. However, assessee under consideration is not a contractor but a contractee, who gets the work done from contractor and assessee pays the amount to the contractors for services rendered by them to it ( assessee), therefore, ICDS-III is not applicable to the assessee under consideration. Hence, we are of the view that ICDS-III applies to Contractors (not contractees). Fundamental Accounting Principle, as per ICDS-III is the Percentage of Completion Method (POCM). The Percentage of Completion Method is mandatory method under ICDS-III. Under ICDS-III the Revenue from variations, claims and incentives shall be recognised only when there is reasonable certainty of its ultimate collection.
24. We note that even if the addition on account of estimated profit on alleged "on- money" cash receipts is made, the same should be made in the year of actual sale when the conveyance deed is executed in the favour of buyer when the significant risk and rewards are transferred. It is observed that the assessee has consistently followed revenue recognition method whereby sale is offered to tax when registered sale deed of particular unit is executed, that is, date on which significant risk and reward has been transferred to buyer. This method of accounting has been followed consistently by assessee on year to year basis and assessing officer has not disturbed such methodology. This method of accounting of recognizing revenue has been accepted by Hon'ble Gujarat High court in the case of Shivalik Buildwell Pvt Ltd. [2013] 40 taxmann.com 219 wherein it is held as under:
"Section 5 of the Income-tax Act, 1961 Income Accrual of [Booking amount received by builder] - Assessee was a builder and developer - He received certain amount as advance from different parties Assessing Officer added said amount to assessee's taxable income Tribunal set aside addition made by Assessing Officer holding that assessee being a developer of project, profit in its case would arise only on transfer of title of property and, therefore, receipt of any advance or booking amount could not be treated as trading receipt of year under consideration Whether on facts, impugned order passed by Tribunal deleting addition was to be upheld - Held, yes [Para 4] [In favour of assessee]"26
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
25. On identical facts, it is relevant to refer to the Decision of Hon'ble ITAT Ahmedabad in the case of M/s D R. Construction Vs. Income Tax Officer in ITA no. 2735/Ahd/2010, wherein Hon'ble ITAT has held as under:-
"Unaccounted expenditure-receipt of 'on money' in the present case assessee is dealing in several immovable property ie, flats and shops which he has constructed. A single flat is a capital asset for the purchaser but for the assessee all the flats together constitute stock-in- trade. HELD THAT:-it is undisputed position that out of this on money assessee has incurred various expenditure/investment. Therefore, 'on money' as such and as a whole cannot be taxed over and above the income accruing on the basis of entries recorded in the books of account on the basis of decision held in E.D, Sassoon & Co. Ltd. & Ors. vs. CIT (1954 (5) TMI 2 SUPREME COURT we hold that advance money received either by way of cheque or by way of cash will partake the character of taxable income when registered sale deed of the flats is executed in subsequent years. As a result, the sum of 10 crores will not taxable in Asst. Year 2008-09. The appeal of assessee is accordingly allowed."
26. On the similar facts, the learned CIT(A) relied on the judgement of the Hon'ble Supreme Court. The Hon'ble Supreme Court upheld the order passed by the Hon'ble Jurisdictional High Court of Gujarat in the case of CIT vs. Happy Home Corporation [2018] 94 taxmann.com 292 wherein it was held as under:
"Section 145 of the Income-tax Act, 1961 Method of accounting (Project completion method) - Assessee was engaged in construction business - It was subjected to a survey action which was conducted on business. premises - During course of survey, statement of one partner of firm was recorded in which, he admitted of firm having received a sum of Rs.26.05 crores not disclosed in books of account-While doing so, he further stated that same would be subject to registration of sale deeds When assessment was undertaken, assessee contended that firm was following project completion method of accounting and income would be offered to tax as and when final sale deeds were registered Assessee firm thus offered only a sum of Rs.1 crore during year under consideration Assessing Officer rejected assessee's stand and added entire amount of Rs.26.05 crores as income of assessee during current year Tribunal accepted assessee's contention that since firm was following project completion method for offering income to tax, same would be subjected to tax upon completion of sale, though amount may have been received earlier from buyer Revenue filed instant appeal on ground that in his statement, partner of firm had disclosed entire amount as income of relevant year - Whether in view of fact that while agreeing that sum of Rs. 26.05 crores was undisclosed income of assessee for relevant current year, said partner of firm added a clarification that same would be subject to execution of sale deeds, there was no error in impugned order of Tribunal and, thus, same was to be upheld-Held, yes [Para 5] [in favour of assessee]"27
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
27. In the light of the above judgement of the Hon'ble Supreme Court, in the case of Happy Home Corporation (supra), and Hon'ble jurisdictional High Court of Gujarat in the case of Shivalik Buildwell Pvt Ltd(supra) and decision of Ahmedabad Tribunal, in the case of M/s D R. Construction, we find that unaccounted profit estimated on 'on- money' receipt is required to be taxed in the year in which sale deed is executed by assessee or significant risk and rewards is transferred to buyer. As in case in hand, the assessee has been following revenue recognition method on execution of sale deed, only on-money receipt as computed in present case would be taxable in the year in which sale deed is executed and not when 'on-money' was received. Besides, we find that ICDS-III is not applicable to the assessee under consideration, therefore, we dismiss the ground raised by the revenue."
28. Respectfully following the binding judgement of the ITAT Rajkot in the assessee's, own case (Supra), we dismiss the following grounds raised by the revenue.
i. Ground no. 2 in ITA No. 650/RJT/2024 for AY 2020-21
ii. Ground No.2 in ITA No. 651/RJT/2024 for AY 2021-22
29. Summarised and concise ground No.(iv) is reproduced below for ready reference:
(iv) On the facts and in the circumstances of the case and in law the Ld CIT(A) has erred in deleting the addition of Rs. 14,17,55,871/- made on account of unaccounted expenses u/s 69C r.w.s 115BBE of the Income Tax Act.
(This is revenue's ground no. 3 in ITA No. 650/RJT/2024 for AY 2020-2 and Ground No.3 in ITA No.651/RJT/2024 for AY 2021-22)
30. We have heard both the parties. We note that issue under consideration is squarely covered in favour of the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the decision of Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot is reproduced below:
"30. The brief facts qua the above summarise ground are that during the assessment proceeding, the assessing officer had found that the promissory notes seized from the premises of Shri Deepak Puruswani reveals that the assessee -firm had advanced cash loan to various persons. In this regard, the assessee- firm had objected the allegation of the assessing officer and denied of advancement of cash loan. However, without 28 ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP prejudice, the assessee had requested to provide benefit of telescoping as the addition had been made on account of alleged profit embedded in the unaccounted transactions from the project "R K Empire". Therefore, if any addition on account of alleged unaccounted income would be made in case of assessee- firm then application of such income in form of alleged unaccounted loans/advances is to consider to avoid duplication of addition. The submission made by the assessee has been reproduced by the assessing officer in para 13 of the assessment order. However, the assessing officer had rejected the contention of the assessee and held that benefit of telescoping cannot be given, as for claiming the benefit of telescoping, the assessee should in first place, accept the intangible addition and then claim the benefits of telescoping. However, as the assessee during the entire proceedings denied and nowhere accepted the addition, benefit of telescoping cannot be given. Therefore, the assessing officer had made addition of Rs 97,30,000/- on account of cash advanced to others, while passing the assessment order.
31. Aggrieved by the order of the assessing officer, the assessee carried the matter in appeal before the learned CIT(A), who has deleted the addition made by the assessing officer by giving telescoping benefit to the assessee. Dissatisfied with the order of the learned CIT (A), the revenue is in appeal before us.
32. Learned DR for the revenue argued that Ld.CIT(A) ought not to have deleted the addition which pertains to loan given by the assessee to others, as the assessee is not entitled for telescoping benefit. On the other hand, learned Counsel for the assessee, defended the order passed by the learned CIT (A).
33. We have considered submissions of both the parties. We note that this ground is against the action of the ld.CIT(A), in deleting the addition of Rs.97,30,000/-, by providing telescoping benefit. This addition was made by the assessing officer on account of alleged cash loans/advances on the basis of loose papers seized from the premises of Shri Deepak Purswani at page no. 1 & 2 of Annexure A-4. The assessee, during the appellate proceedings, has relied on the decision of the Hon'ble High Court of Bombay in the case of Commissioner Of Income-Tax, Poona vs Jawanmal Gemaji Gandhi [1983] 15 Taxman 487(Bom), which is on similar and identical facts. The ld.CIT(A) noted that benefit of telescoping, should be provided to the assessee, as the addition had been made on account of alleged profit embedded in the unaccounted transactions from the project "R K Empire" and delete the addition accordingly. The ld.CIT(A) observed that it is undisputed fact revealed from the assessment order that the assessee -firm had received net on-money amounting to Rs.13,11,88,020/- during the year under consideration and the assessing officer had made addition of Rs.4,59,15,807/-, on account of estimation of net profit @35% of total net 'on-money' receipt of Rs. 13,11,88,020/-. Further, while adjudicating the appeal of the assessee, the ld. CIT(A) has confirmed unaccounted profit @ 16% of total "on-money" receipt. It means that estimated unaccounted profit was more than the cash advanced by the assessee. Therefore, the assessee is entitled to get the benefit of telescoping of confirmed unaccounted profit against the cash advanced of Rs.97,30,000/-. Therefore, considering these facts, the learned CIT(A) deleted the addition. We have gone through the above findings of the learned CIT(A) and noticed that there is no infirmity in the conclusion reached by the learned CIT(A). That being so, we decline to interfere with the order of ld. CIT(A) in deleting the aforesaid additions. His order on this addition is, therefore, upheld and the grounds of appeal of the Revenue are dismissed."29
ITA Nos.623-625 & 650-651/Rjt/2024 M/s Enlarge Bildcon LLP
31. Therefore, respectfully following the judgement of the Co-ordinate Bench of ITAT Rajkot, in the assessee's own group case (supra), the following appeals of the revenue, are dismissed:
(i) Revenue's ground no. 3 in ITA No. 650/RJT/2024 for AY 2020-21
(ii) Revenue's Ground No.3 in ITA No.651/RJT/2024 for AY 2021-22
32. In the combined result, appeals filed by the assessee are partly allowed to the extent indicated above, whereas appeals filed by the revenue, are dismissed.
Order is pronounced in the open court on 26/02/2026.
Sd/- Sd/-
(Dr. Arjun Lal Saini) (Dr. Dinesh Mohan Sinha)
लेखा सद य/Accountant Member या यक सद य/Judicial Member
राजकोट /Rajkot
दनांक/Date: 26/02/2026 True Copy
आदे श क त ल प अ े षत/ Copy of the order forwarded to :
अपीलाथ / The Assessee
यथ / The Respondent
आयकर आयु त/ CIT
आयकर आयु त(अपील)/ The CIT(A)
वभागीय त न ध, आयकर अपील य आ धकरण, राजकोट/ DR, ITAT, RAJKOT
गाड फाईल/ Guard File
By order
// TRUE COPY //
Assistant Registrar/Sr. PS/PS
ITAT, Rajkot
30