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 21, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Assistant Commissioner Of Income-Tax, ... vs Beach Minerals Sands Company, ... on 26 November, 2024

                 आयकर अपीलीय अिधकरण, 'सी' ायपीठ, चे ई।
               IN THE INCOME TAX APPELLATE TRIBUNAL
                         'C' BENCH: CHENNAI

                         ी एबी टी. वक ,   ाियक सद      एवं
                          ी जगदीश, लेखा सद     के सम

          BEFORE SHRI ABY T. VARKEY, JUDICIAL MEMBER AND
              SHRI JAGADISH, ACCOUNTANT MEMBER

              आयकर अपील सं./ITA Nos.1473 to 1475/Chny/2023
              िनधारणवष/Assessment Years: 2015-16 to 2017-18
                                      &
                  Cross-Objection Nos. 28 to 30/Chny/2024
              िनधारणवष/Assessment Years: 2015-16 to 2017-18
                                      &
                  आयकर अपील सं./ITA Nos.13 & 14/Chny/2024
               िनधारणवष/Assessment Years: 2013-14 & 2014-15
                                      &
                   Cross-Objection Nos. 26 & 27/Chny/2024
               िनधारणवष/Assessment Years: 2013-14 & 2014-15

The ACIT,                                 v.    M/s.Beach Minerals Sands Co,
Central Circle-1,                               132, Tiruchendur Road,
Madurai-625 002.                                Kuttam,
                                                Tirunelveli-627 651.
                                                [PAN: AACFB 5680 P]
(अपीलाथ!/Appellant)                             ("#थ!/Respondent / Cross-
                                                Objector)

Department by                              :    Mr. R. Clement Ramesh -
                                                                  Kumar, CIT
Assessee by                                :    Mr. S. Sridhar, Advocate
सुनवाईक तार ख/Date of Hearing              :    04.09.2024

घोषणाक तार ख /Date of Pronouncement        :    26.11.2024


                                आदे श / O R D E R

PER ABY T. VARKEY, JM:

These appeals preferred by the Revenue and the cross-objections by the assessee are arising out of the appellate orders passed by the Learned ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 2 ::

Commissioner of Income Tax (Appeals)-19, Chennai [in short 'CIT(A)'] dated 10.11.2023 & 18.10.2023 in relation to the assessment orders dated 09.09.2021 & 03.09.2021 passed u/s 143(3)/153A of the Income-tax Act, 1961 [in short 'the Act'] for the Assessment Years [in short 'AY'] 2013-14 & 2015-16 to 2017-18 respectively. Since the issues involved are common, all the appeals have been heard together. Both the parties also raised similar arguments on these issues. Accordingly, we dispose off all these appeals by this consolidated order for the sake of convenience.

2. Briefly noted the facts of the case are that, the assessee firm is engaged in the business of mining, processing and refining of beach minerals. A search action u/s 132 of the Act upon the assessee and its group concerns on 25.10.2018. In the course of search, several documents & electronic material were found and seized pursuant to which the AO inter alia initiated proceedings u/s 153A of the Act for the relevant AYs 2013-14 to 2018-19. From the seized electronic material viz., tally data, it was noted that, the assessee was maintaining two sets of accounts, one titled "ori"

and other titled "IT". Upon enquiry, the accounts manager of the assessee affirmed in his statement recorded u/s 132(4) of the Act that, the assessee was maintaining parallel sets of accounts for banking & financial purposes and other for income-tax purposes. The AO in the course of assessment inferred that, the accounts maintained under the title "IT" was in form of ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 3 ::

suppression of income by inflating expenses in the tally data. After calling for explanation from the assessee, the AO observed that, the assessee had inflated the expenses and several expenses were not supported by documentary evidences and therefore made disallowances out of several heads of expenses aggregating to Rs.19,68,61,188/-, Rs.16,36,96,574/-, Rs.10,21,54,055/- and Rs.6,49,29,886/- in AYs 2013-14, 2015-16, 2016- 17 & 2017-18 respectively. Apart from the foregoing, in AY 2013-14, the AO also made separate additions on account of suppression of closing stock amounting to Rs.150 lacs and advance received from customer by way of sales amounting to Rs.354.70 lacs

3. Being aggrieved by the order of the AO, the assessee preferred appeals before the Ld. CIT(A). Having considered the contentions of the assessee in light of the findings of the AO, the Ld. CIT(A) took a view that, the books of accounts of the assessee was not reliable and that the assessee was unable to support the expenses with proper bills and vouchers. The Ld. CIT(A) accordingly rejected the books of accounts. At the same time, according to Ld. CIT(A), the disallowance of entire expenses made by the AO was excessive as it was resulting in abnormally high profits which was held to be not appropriate/reasonable in assessee's line of business. Following the order passed by the coordinate bench of this Tribunal in the case of assesssee's sister concern M/s Beach Minerals ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 4 ::

Company for AY 2013-14, which was also engaged in the same line of business, the Ld. CIT(A) estimated the profits of the assessee for the relevant AYs at 2.21%.

4. In respect of the separate addition made on account of suppressed closing stock in AY 2013-14, the Ld. CIT(A) observed that the effect of the same stood subsumed in the estimated profits and therefore deleted the separate addition. On the issue of the advances received towards sales, the Ld. CIT(A) directed that the same be added to the reported turnover of the assessee and that the profits of 2.21% be computed on such increased turnover. The Ld. CIT(A) accordingly partly allowed the appeals of the assessee for all the AYs before us. Aggrieved by the Ld. CIT(A)'s order, both the assessee and Revenue are in now in appeal before us.

5. Assailing the action of the Ld. CIT(A), the Ld. CIT DR primarily reiterated the findings of the AO. He submitted that, the search enquiries had revealed that, the assessee was maintaining parallel sets of accounts, one set of accounts reflecting the actual receipts & expenses and another set of accounts maintained for tax purpose. According to Ld. CIT, DR the expenditure booked in accounts maintained for tax purposes was higher than the original set of accounts resulting in the net profit to be lower. He contended that, by inflating expenses, the assessee was generating ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 5 ::

unaccounted funds which were used for on-money payments in relation to property purchases. He pointed out that, the assessee was unable to furnish supportings for these expenses and therefore the AO rightly held that these expenses were not genuine. He therefore supported the AO's action of not rejecting the books of accounts but making separate additions based on inflation of expenses, on the basis of seized material. He further submitted that, if the Ld. CIT(A)'s action of rejecting the books of accounts is upheld, then the profits ought to be estimated at 53% viz., the profitability of another assessee, M/s Industrial Minerals Company, which according to AO, was comparable to the assessee. The Ld. CIT, DR further argued that, the Ld. CIT(A) having rejected the books of accounts, ought to still have adjudicated the merits of the disallowance of expenses, which according to him, was made on different footings. Overall therefore, he prayed that the order of Ld. CIT(A) be reversed and the AO's order be restored. The Ld. CIT, DR also furnished a written synopsis of his arguments, which has been taken on record.

6. Per contra, the Ld. AR for the assessee supported the order of Ld. CIT(A) and urged that order of the Ld. CIT(A) estimating the profits at 2.21% be upheld. The Ld. AR also filed a written note rebutting the arguments raised by the Ld. CIT, DR. In this written note, the assessee has separately objected to the validity of the income-tax assessment framed ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 6 ::

u/s 153A of the Act on the ground that there was no incriminating material unearthed in the course of search.
7. We have heard both the parties, perused the findings of the lower authorities and considered the material placed before us. The legal plea raised by the assessee in all the AYs before us was that, in absence of any incriminating material found in the course of search, the assumption of jurisdiction u/s 153A of the Act by the AO was invalid rendering the impugned orders to be void ab initio. As noted earlier, search was conducted u/s 132 of the Act upon the assessee on 25.10.2018, pursuant to which the AO had reopened income-tax assessments for AYs 2013-14 to 2018-19 u/s 153A of the Act. It is not in dispute that, the assessee was maintaining two sets of books of accounts, which was found in the course of search and also affirmed by the accounts manager in his statement recorded u/s 132(4) of the Act. According to the Revenue, the receipts and expenses maintained in tally data titled 'ori' was the actual results of the assessee and that the accounts maintained under title 'IT' was where expenses were inflated to arrive at suppressed profits for income-tax purposes. According to assessee however, the tally data titled 'ori' contained unaudited, incomplete data whereas the tally data 'IT' was finalized on the basis of complete audited data gathered from all locations/sites of the assessee. The fact however remains that, there were ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 7 ::

two parallel sets of books of accounts being maintained by the assessee which was unearthed in course of search and which suggested discrepancies and also raised prima facie doubt regarding correctness of the books of accounts. According to us therefore, these seized electronic material coupled with the statement given by the accounts manager u/s 132(4) of the Act constituted incriminating material unearthed in the course of search and hence, the preliminary plea of the assessee objecting to the validity of jurisdiction assumed by the AO u/s 153A of the Act for want of incriminating material in all the AYs before us, is hereby rejected.
8. We now come to the merits of the case before us. We take up AY 2013-14 as the lead case whose results shall mutatis mutandis apply to other AYs 2015-16 to 2017-18 as well. It is noted that, the assessee is engaged in the business of mining, processing and refining beach minerals.

The books of accounts in relation to this business is noted to have been maintained in the tally software. The assessee however was found to have been maintaining two sets of books of accounts in tally software viz., 'ori' & 'IT'. Upon analysis of the entries found in these parallel books of accounts maintained in the tally software, the AO noted that the expenses debited in the tally accounts maintained for income-tax purposes i.e. 'IT', was comparatively higher than the books maintained under the title 'ori'. The AO also noted that several expenses did not have proper narration or ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 8 ::

payment details, which led him to believe that they were bogus in nature. Before the Ld. CIT(A), the assessee is noted to have explained that, the books of accounts titled 'ori' were incomplete and unaudited accounts and that the books of accounts titled 'IT' was the complete audited accounts prepared on actual data. The assessee had explained that, due to shortage of proper accounting staff and lack of proper knowledge, the accounting staff would not pass the entries on a day-to-day basis or would make the entries under wrong ledgers and that the Chartered Accountant would assist in updating the books of accounts in the Tally software and pass the finalization entries only at the fag-end of the statutory time for filing the return of income. The assessee tacitly acknowledged the accounting anomaly in maintaining the books of accounts but contended that these accounting anomalies cannot be treated as inflation of expenses. The assessee is also noted to have brought on record several factual aspects regarding the entries passed in the parallel books of accounts, which according to it, showed that there were only accounting anomalies in the books titled 'ori', which were corrected in the final audited books of accounts titled 'IT'. It is noted that, the Ld. CIT(A) took cognizance of the explanation furnished by the assessee and found it to be acceptable. At the same time, the Ld. CIT(A) however noted that, the assessee was still required to reconcile the discrepancies between these parallel set of books ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.
:: 9 ::
of accounts and that such exercise could not be avoided due to various constraints and practical difficulties being faced by the assessee. The Ld. CIT(A) was accordingly of the view that the books of accounts was unreliable and therefore rejected the same. The relevant findings of Ld. CIT(A) taken note of by us, are as under:-
"7.5.8 The undersigned has duly examined the additional submission made by the Appellant Firm. There exists no doubt about the maintenance of two sets of books of accounts by the Appellant Firm. The AO on the basis of the statement recorded during the course of the search from the Accounts Manager has identified that one is titled as "ori" and another is "IT" which denotes that "Original" and "Income Tax". The AO in the assessment order has made a finding that in the accounts maintained under the title "ori" is the original books of accounts where all the receipts and expenditures have been duly reflected. In the accounts under the title "IT" is the accounts where expenditures have been inflated and the net income is arrived to disclose the same in the return of income filed.

However, the Appellant during the course of appellate proceedings has contended that terming the "original" and "IT" is wrong and the appropriate term is "audited" and "unaudited". The undersigned has considered that the terming is inappropriate to arrive a meaningful decision in respect of various issues raised by the Appellant in the grounds of appeal.

7.5.9 The Appellant during the course of appellate proceedings has submitted a detailed reason for the incomplete and erroneous manner in which the books of accounts were maintained. The main reason for the poor maintenance of accounts was the capturing of primary accounting data in the tally accounts by the operational staff who were not well versed in accounting and the absence of qualified accounting staff at multiple remote locations where the processing plant and warehouses of the Appellant are situated. The multiple tally accounts found during the search was due to the fact that making accounting entries at multiple locations. The non-availability of accurate information regarding the transactions at the time making the entries in the tally accounts and omission to make accounting entries contemporaneously led to either absence of narration or incorrect / erroneous narration for the entries made in the books of accounts. The Appellant also explained that entries were wrongly made by crediting the ledger accounts of group companies ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 10 ::

while debiting the relevant expenditure account in the books of the Appellant Firm in cases where the payments were made by the Appellant Firm itself from the borrowings made from such group companies. The Appellant also explained that while crediting the ledger account of group companies, mistakes occurred in adopting the name of the group company due to similarity in the names of various group companies. The Appellant also explained that it was unable to reconcile the discrepancies pointed out by the AO during the course of assessment proceedings and also unable to furnish the bills and vouchers in support of the expenditure genuinely incurred by it, in view of passage of time, frequent changes in the staff handling accounts and multiplicity of group companies. 7.5.10 The undersigned has carefully examined the submissions adduced by the Appellant to substantiate the maintenance of multiple accounts. At the outset there exists no dispute about the turnover returned by the Appellant by both the AO and the Appellant. 7.5.11 In the instant case of the Appellant the undersigned is of the view that the reasons explained by the Appellant for the discrepancies that occurred in the books of accounts as identified by the AO in the assessment order are reasonable and acceptable having regard to the nature of the business, the remote locations where the business operations are carried out, non-availability of skilled accounting staff in such remote locations, multiplicity of group companies with similar sounding names and frequent intergroup company transactions.

Notwithstanding the same, once the discrepancies in the books of accounts have been identified by the AO and the Appellant was confronted with the same, the Appellant is required to reconcile the said discrepancies and produce bills and vouchers in support of the expenditures in respect of such discrepancies were pointed out by the AO. In cases where the discrepancies were explained to be arising from the crediting of ledger accounts of a wrong group entity instead of the correct group entity while debiting the expenditure incurred by a group entity on behalf of the Appellant, it is necessary on the part of the assessee to identify the name of the correct group entity which incurred the expenditure on behalf of the Appellant and adduce evidence to show that the corresponding entry for the same is found in the ledger account of the Appellant in the books of such correct group entity.

7.5.12 In cases where the discrepancy has been explained to be arising from the erroneous crediting of the ledger account of a group entity while debiting the expenditure account though the expenditure has been met by the Appellant itself out of received on transfer through banking channel from the group entity, it is necessary on the part of the Appellant to ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 11 ::

identify the relevant transactions of transfer of funds through bank from the group entity and incurring of expenditure by the Appellant from such funds by withdrawing the same from the bank. Moreover, in both the categories of discrepancies, it is necessary for the Appellant to produce the bills and vouchers in support of the relevant expenditure in respect of which the corresponding credit entries were erroneously made in the books of accounts.
7.5.13 In this regard, the Appellant has brought out various constraints being faced by it in carrying out such reconciliation and furnishing the supporting bills and vouchers in the written submission by stating that it is unable to do so at present in view of the passage of time and frequent changes in the accounting staff working with the Appellant.

It is considered that the said submission of the Appellant cannot be disregarded in view of the genuineness of the practical difficulties expressed by the Appellant. At the same time, it is also not possible to accept the correctness of the claims in the books of account unless the discrepancies pointed out in the Assessment Order are subjected to necessary reconciliation.

7.5.14 In this context, it is pertinent to observe that this is not a case where the Appellant is attempting to give incorrect reasons for its inability to produce the supporting bills and vouchers. Having regard to the discussion made in the preceding paragraphs, it needs to be observed that there is no dispute regarding the fact that the books of account of the Appellant for the assessment years under consideration are erroneous and inaccurate. Though the Appellant is unable to reconcile the discrepancies / inaccuracies by furnishing the correct details of the relevant transactions along with the supporting bills and vouchers the same cannot be taken as a reason to disallow the expenditure when the turnover is not disputed.

....

7.5.17 In this background, it is considered that the books of accounts of the Appellant Firm, which are inaccurate, do not facilitate arriving at true and correct profits of the Appellant Firm and they are required to be rejected by invoking the provisions of Section 145(3) of the Act. Accordingly, the books of accounts of the Appellant Firm for the FY(s) 2012-13 is hereby rejected. Thus, having rejected the books of accounts, the business income of the Appellant Firm is required to be estimated under the said provisions, consequent to rejection of the books of accounts."

ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 12 ::

9. After holding so, the Ld. CIT(A) is noted to have analyzed the profitability of the assessee and noted that, if the entire disallowance made by the AO is upheld, then it would give an incongruous picture in as much as the profitability from this business would be abnormally high as 73.86% to 87.54%, which was not appropriate in the facts and circumstances of the case. He thus held that, although there would indeed discrepancies in the books of accounts as highlighted by the AO but that cannot result in assessee actually making profit in excess of 70% of the turnover. The Ld. CIT(A) is noted to have accordingly estimated the profits at 2.21% of the turnover of the assessee. The relevant findings taken note of by us is as under:-
"7.5.15 Even though the claims of the Appellant in the books of account cannot be accepted in toto in the face of the discrepancies brought out by the AO in the Assessment Order, making disallowance of the major portion of expenditure in respect of which such discrepancies were noticed is also not appropriate to the facts of the case. On making disallowance of entire expenditure in respect of which the discrepancies were found as sought to be done by the AO in the Assessment Order, the total income of the Appellant was assessed at Rs.19,73,18,968/- for the AY 2013-14 as against the turnover Rs. 18,82,97,110/- for the FY(s) 2012-13 relevant to the AY 2013-14.
7.5.16 The said assessment has resulted in impliedly considering the net profit of the Appellant at 104.79%, for the FY 2012-13, which is abnormally high in the line of business of the Appellant Firm and not appropriate to the facts and circumstances of the case. It may be appreciated that the said abnormality in the profit margin is indicative of the fact that the discrepancies in the accounts pointed out by the AO cannot be considered to be arising wholly from wrong claims of expenditure by the Appellant......
ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.
:: 13 ::
.......
7.5.18 Now, the issue before the undersigned is that, what can be the reasonable profit that can be attributable to the Appellant Firm in conduct of business. The Appellant Firm in the return of income filed has claimed the net profit margin at the rate of 0.47%, for the FY(s) 2012-13, relevant to the AY 2013-14.
7.5.19 At this juncture it is significant to bring on record that in such circumstance, my predecessor in the case of the Appellant's Sister concern M/s. Beach Mineraals Company vide Appellate Order in ITA No. 669/2021-22 dated 27.02.2023 for the AY 2013-14 where the facts and circumstances were similar, has held that 30% of the turnover can be the appropriate income of the Appellant Firm. The said order was taken up before the Hon'ble ITAT Chennai both by the assessee and the revenue. The Hon'ble ITAT, Chennai vide its order in ITA No 366/Chny/2023 dated 09.08.2023 has upheld the decision of my predecessor in rejecting the books of accounts and restricted the net profit ratio @ 2.21% on sales turnover for estimating the same while determining the total business income of the sister concern i.e. M/s. Beach Mineraals Company.
.....
7.5.23 The undersigned to have the judicial discipline, by respectfully following the decision of the Hon'ble ITAT Chennai in the case of M/s. Beach Mineraals Company for the AY 2013-14, (which is a sister concern of the Appellant's firm and in same line of business), the net profit ratio of the Appellant Firm is taken @ 2.21% on the sales turnover in determining the business income of the Appellant Firm for the years under consideration. Accordingly, the AO is hereby directed to compute the business income ( Net Profit ) of the Appellant @ 2.21% of the turnover for each assessment year under consideration.
7.5.24 Further the AO while determining the taxable income of the Appellant is directed to consider the interest receipts and commission receipts credited to the P&L account separately for each assessment year 2013-14 respectively. Thus, the various grounds raised upon these issues are treated partly allowed."

10. Having perused these findings in light of the facts on record, it is noted that, identical facts and circumstances were also involved in the case of assessee's sister concern, M/s Beach Minerals Company, which was also ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 14 ::

in the same line of business and which was also searched along with the assessee. Like the assessee, two parallel books of accounts were unearthed from the electronic data viz., tally software titled 'ori' and 'IT'. Upon comparison, the AO noted that, the accounts titled 'IT' were the accounts maintained for income-tax purposes wherein the expenses debited were higher than the expenses found debited in the books maintained in 'ori' and therefore made disallowance on account of inflated expenses. On appeal, the coordinate bench of this Tribunal upheld the Ld. CIT(A)'s action of rejecting the books of accounts holding it to be unreliable but estimated the profits from this business at 2.21% as opposed to 0.47% returned by the assessee. The relevant findings taken note of by us is as under:-
"14. Having heard the rival contentions, carefully considered the submissions, and perused the material placed on record. The case of the assessee firm for the Ay 2013-14 was assessed by the department u/s 143(3) vide order dated 08.03.2016, thereafter upon a search action u/s 132 of the Act on BMC Group on 25.10.2018 the same was reassessed u/s 143(3) rws 153A bide order dated 26.08.2021. During the course of search, it was found that the assessee firm was maintaining parallel sets of accounts. Evidences were gathered by the search team in the form disks, laptops. Loose sheets pertaining to unaccounted receipts/ payments, deposition of key persons etc. Statement of Shri P Senthil Muthu Kumar, Accounts Manager of the assessee firm were taken, according to the said statements Modus Operandi of accounting of the assessee firm was scripted by the Ld AO. Exhaustive workings a/w screen shots of the ledger accounts were produced in the Assessment Order by the Ld AO and disallowances were made. Aggrieved by the additions, the assessee agitated on the issues before the Ld CIT(A). Ld CIT (A), without touching the merits of individual additions, have observed that the reasons explained by the appellant for the discrepancies that occurred in the books of accounts as identified by the AO in the assessment order are reasonable and acceptable having regard to the nature of business, the ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.
:: 15 ::
remote locations where the business operations are carried on, the non- availability of skilled accounting staff in such remote locations, multiplicity of group companies with similar sounding names and frequent inter-group company transactions. It is further noticed by the Ld CIT(A) that various discrepancies as have been identified by the AO and the appellant was confronted with the same, the appellant is required to reconcile the said discrepancies. However, since the appellant has brought out various constraints in carrying out such reconciliation and furnishing the supporting bills and vouchers in the written submission by stating that it is unable to do so at present in view of the passage of time and frequent changes in the accounting staff working with the appellant. It is considered by the Ld CIT(A) that the said submission of the appellant cannot be disregarded in view of the genuineness of the practical difficulties expressed by the appellant. At the same time, it is not possible to accept the correctness of the claims in the books of account unless the discrepancies pointed out in the Assessment Order are subjected to necessary reconciliation. Ld CIT(A) decided the appeal with the following observations:
43. In this context, it is pertinent to observe that this is not a case where the appellant is attempting to give incorrect reasons for its inability to produce the supporting bills and vouchers. The case of the appellant for the instant Assessment Year was subjected to regular scrutiny assessment u/s 143(3) vide order dated 08.03.2016. As evident from the contents of the said Assessment Order, the AD required the appellant to produce the bills and vouchers in support of the expenditure debited towards mining production and processing and other expenses during the course of the said Assessment proceedings. The appellant produced the supporting bills and vouchers before the AO in response to the same. The AO stated in the Assessment Order that he carried out the verification of the said bills a vouchers and he found that the vouchers to the extent of Rs.2.80 Crores were beyond proper verification and that the claim of the appellant to the said extent was not fully proved. The AD therefore made disallowance of production and processing expenses to the tune of Rs.2.80 Crores in the original Assessment Order. The facts narrated in the said Assessment Order clearly bring out the fact that the appellant maintained the bills and vouchers in support of the expenditure debited to the P&L Account and that the same were verified by the AO during the original Assessment proceedings.
44. Having regard to the discussion made in the preceding paragraphs, it needs to be observed that there is no dispute ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.
:: 16 ::
regarding the fact that the books of account of the Appellant for the Assessment Year under consideration are erroneous and inaccurate. Though the appellant is unable to reconcile the discrepancies/ inaccuracies by furnishing the correct details of the relevant transactions along with the supporting bills and vouchers, the furnishing of the bills and vouchers and their verification by the AO during the original assessment proceedings cannot be lost sight of. Though the claims of the appellant in the books of account cannot be accepted in toto in the face of the discrepancies brought out by the AD in the impugned Assessment Order, making disallowance of the entire expenditure in respect of which such discrepancies ware noticed is also not appropriate in the facts of the case keeping in view the verification made during the original Assessment proceedings. On making disallowance of entire expenditure in respect of which the discrepancies wars found as sought to be done by the AO in the impugned Assessment Order, the total income of the appellant was assessed at Rs.104.73 Crores as against the sales turnover of Rs.183.35 Crores. The said assessment has resulted in impliedly considering the net profit of the appellant at 57.12%, which is abnormally high in any line of business. The said abnormality in the profit margin itself is indicative of the fact that the discrepancies in the accounts pointed out by the AO cannot be considered to be arising wholly from wrong claims of expenditure by the appellant.
45. In view of the said reasons, it is considered that the books of accounts of the appellant, which are inaccurate, do not facilitate arriving at true and correct profits of the appellant and they are required to be rejected by invoking the provisions of Section 145(3) of the Act. It is held that the business income of the appellant is required to be estimated under the said provisions, consequent to rejection of the books of account.
46. For the purpose of estimating the business income, it is considered that the business income admitted by the appellant itself in its return of income for AY 2011-12 before claiming exemption of the said income u/s.108 of the Act constitutes a fair, logical and reasonable indicator of true and correct profits of the appellant. Since the appellant claimed exemption u/s.108 in the said Assessment Year, it is reasonable to infer that the business income disclosed in the return of income for the said Assessment Year represents the correct profits of the appellant for the said year. The said assessment year is the last year of claiming exemption u/s 108 by the appellant and there is only one intervening year be Veen the ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.
:: 17 ::
said assessment year and the instant assessment year. Having regard to the same, I am of the considered view that the net profit margin of 29.77% disclosed by the appellant the said AY 2011-12 is a reliable indicator of the true profits of the appellant for the instant assessment year also. Hence, I consider it appropriate to estimate the net profit margin for the instant Assessment Year at 30% of the sales turnover for the purpose of estimating the business income of the appellant. The AO is accordingly directed to determine the business income of the appellant at 30% of the sales turnover of Rs.183.35 gores. Since the business income is being determined on estimate basis, it is held that the individual additions made to the income in the original Assessment Order dated 08.03.2016 get subsumed in the said estimated business income and the same not required to be considered separately. The AO is directed to consider the interest receipts of Rs.14,11,587/- and commission receipts of Rs.6,91,482/- credited to the P&L account separately apart from the estimated business income while determining the total income. The relevant grounds of appeal arc therefore partly allowed."

15. On perusal of the aforesaid observation of the Ld CIT(A), it is evident that the case of the assessee was subjected to assessment for the instant year under section 143(3) of the act and that all the necessary vouchers documents and submissions pertaining to expenditure debited towards mining, production and processing and other expenses during the course of the said Assessment proceedings were submitted by the assessee as required by the Ld AO. Such evidence were duly verified by the AO, thus have made a disallowance of Rs. 2.80 Crore under the head production and processing expenses in the original Assessment Order. It is therefore well established that the appellant had maintained the bills and vouchers in support of the expenditure debited to the P & L Account and that the same were verified by the AO during the original Assessment proceedings. It is further observed by the Ld CIT(A) that in spite of the fact that the assessee was unable to reconcile the discrepancies/ inaccuracies by furnishing the correct details of relevant transactions along with the supporting bills and vouchers, no dispute with regard to books of accounts maintained by the assessee were noticed by the Ld AO. In such a situation, considering the additions made by Ld AO the total assessed income of the assessee was computed at Rs. 104.73/- Crores, whereas the total sales turnover, which was untouched and remain undisputed was Rs. 183.25 Crores, thus the resultant % of Net Profit was arrived at 57.12%, this % was considered as absolutely abnormal and high by the Ld CIT(A). Ld CIT(A) has very rightly commented that such a huge profit margin is abnormally high in any line of business and thus indicative that the discrepancies pointed out in the accounts by the Ld AO ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 18 ::

cannot be considered to be arising wholly from the wrong claims of expenditure by the assessee/appellant. Ld CIT(A) thus after considering the books of accounts of the assessee firm, as inaccurate which do not facilitate to arrive at true and correct profit of the appellant have rejected the same by invoking the provisions of section 145(3) of the Act. Under the facts of the present case, we approve the observation of Ld CIT(A) relating to rejection of the books of assessee and uphold the same. Ld CIT(A) consequently, estimated the profit of the firm @30% of the sale turnover, the basis for 30% was returned income of AY 2011-12, wherein the assessee has earned a profit of 29.77% before claiming exemption u/s 10B of the Act. On perusal of the order of Ld CIT(A), it is not transpired that while estimating the profit taking the base year as AY 2011-12 (FY 2010-11), whether this fact was confronted to the assessee firm or not to submit their objections or confirmation on the same. However, to demonstrate the actual ratio of profit and its comparability with the year under consideration (FY 2012- 13, AY2013-14), Ld AR of the assessee firm had submitted a chart of production for the financial years 2010-11 to 2016-17, the same extracted as under:-
            BEACH MINERALS COMPANY                       June 2023

Financial    Garnet                  Ilmenite                   Total
Year
             Qty      Value          Qty        Value           Qty         Value

2010-11      24500    158152677      0          0               24500       158,152,677

2011-12      57856    408896991      23184      332034863       81040       740,931,854

2012-13      84091    837603370      60190      995980129       144281      1,833,583,499

2013-14      55288    659312080      40992      514625364       96280       1,173,937,444

2014-15      52550    504126598      41500      518636498       94050       1,022,763,096

2015-16      43000    374261914      19800      247445847       62800       621,707,761

2016-17      3312     28831737       12600      157465539       15912       186,297,276




16. On perusal of the aforesaid chart, it is evident that the ratio of profit for the AY 2011-12 (FY 2010-11/base year) is not comparable with the relevant AY 2013-14 (FY 2012-13/relevant year), since there was a mismatch in the production mix (quantity of minerals extracted) for the ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 19 ::

FY 2010-11 and FY 2012-13, wherein quantity of "ilmenite" is "O"(zero) in the base years as compared to 60190 units in the relevant year. It is the submission of Led AR that the rate of profit is different for different minerals extracted by the firm. When the basis for reasonableness i.e. the profit of the AY 2011-12, which was considered as reliable indicator by the Ld CIT(A) itself is incomparable for the reason that the production mix for the base year is different than that of the years under consideration. Now the question arises is that, what is the reasonable and correct ratio, which should be applied while estimating the profit when books of accounts are rejected. In our thoughtful consideration, we find it to be most suitable and reasonable to apply the average profits earned by the assessee itself in the comparable years under which the business activities of the assessee firm were identical. We, therefore, are of the considered opinion that average percentage of profit for the FY 2011-12 to 2016-17 (except FY 2012-13) which comes to 0.57% (average of 0.91+0.09+0.37+0.68+0.81) shall be the most reasonable percentage of profit to be applied on the sales turnover of the assessee for AY 2013-14. However, since the assessment u/s 143(3), wherein certain additions were made, resulting the profit of the assessee assessed at Rs. 4.04 crore i.e. 2.21% of total sales turnover of Rs. 183.35 Crores. We find it appropriate to apply the rate of 2.21% on the sales turnover of the assessee firm to estimate its net profit margin from business of assessee for the AY 2013-14. Income from Interest and commission to added separately as directed by the order of Ld CIT(A).
17. In terms of our aforesaid observations, we find no infirmity in the order of Ld CIT(A) apart from rate of profit adopted for estimation of net profit margin while rejecting books of accounts u/s 145(3) of the Act, thus, we modify the order of Ld CIT(A) by scaling down the percentage of net profit margin to 2.21% on sales turnover for estimating the same while determining the total assessable income. Ld AO is directed to work out the estimated income from business accordingly. In the result appeal of the assessee is partly allowed."
11. Having perused the above, we find that the Ld. CIT(A) had rightly followed the ratio decidendi laid down in the above decision (supra) for rejecting the books of accounts and estimating the profits of the assessee at 2.21%, as the facts involved were similar. Accordingly, we do not see ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 20 ::

any reason to take a different view in the present case before us. Likewise, the argument of the Ld. CIT, DR urging that the net profit rate ought to be adopted at 53% instead of 2.21% as estimated by this Tribunal in assessee's sister concern (supra) cannot be countenanced. Also, we note that, the entity viz., Industrial Mineral Company urged by the Revenue to be comparable to the assessee, was demonstrated before us to be in different line of business and hence, this entity identified by the Revenue is held to be not comparable.
12. The Ld. CIT, DR had further additionally urged that, even if the books of accounts are rejected, the disallowance of items of expenses ought to be separately adjudicated and decided upon as to whether it is to be separately added to the estimated business income. According to us however, once the books of account are rejected by invoking the provisions of section 145 of the Act and the income is estimated to the best of judgment as per the provisions of section 144 of the Act, the said estimate is made in substitution of the business income that is to be computed in accordance with the provisions contained in sections 30 to 43D as laid down in section 29 of the Act. Consequently, all the deductions which are referred to in sections 30 to 43D of the Act are deemed to have been taken into account while making such an estimate. Useful reference in this regard may be made to the decision of Hon'ble Andhra Pradesh High Court in the case of ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 21 ::

Indwell Constructions Vs. CIT (232 ITR 776) and Hon'ble Allahabad High Court in the case of CIT vs Banwari Lal Banshidhar (229 ITR
229). For these reasons, we do not agree with this plea of the Revenue.

13. In light of the above, we do not see any infirmity in the order of the Ld. CIT(A) in rejecting the books of accounts and estimating the total income of the assessee. We accordingly uphold the same. Since this issue involved in the lead case of AY 2013-14 is common in AYs 2015-16 to 2017- 18, our foregoing findings shall be followed mutatis mutandis in the appeals for AY 2015-16 to 2017-18 as well.

14. Apart from the above, there are two separate issues involved only in AY 2013-14, which are now being taken up. The first issue relates to the addition on account of suppression of closing stock made in AY 2013-14.

We find that, the AO had observed that, there was suppression of closing stock by Rs.1.5 crores in FY 2012-13 and consequently the opening stock of subsequent FY 2013-14 was also under-reported by the same amount.

It is not in dispute before us that, if the closing stock of the asseessee is enhanced by adding Rs. 1.5 crores in AY 2013-14, then, consequently in the subsequent financial year, there will be a corresponding increase in the opening stock which would reduce the profits for AY 2014-15 to such extent and therefore overall, the net effect would be NIL. Having taken note of ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 22 ::

these facts, we however find ourselves in agreement with the Ld. CIT(A) that, once the books of accounts have been rejected u/s 145(3) of the Act and the profits for the year is being estimated, then the effect of increase in closing stock in AY 2013-14 & increase in opening stock in AY 2014-15 will get subsumed therein and hence no separate addition in this regard is warranted. The relevant findings of the Ld. CIT(A) taken note of by us, is as follows:-
"7.6.2 The submission made by the Appellant has been examined. The above contention of the Appellant is not acceptable. For the year under consideration, if the closing stock of the Appellant is enhanced by treating the suppressed amount of Rs. 1.5 crores, obviously in the subsequent financial year there will be a reduction in the opening stock to such extent. In the instant case, the books of accounts itself is rejected u/s 145(3) of the Act for both the assessment years 2013-14 & 2014-15 and income of the Appellant is determined upon estimation as discussed supra, making any addition on account of suppression of closing stock for the AY 2013- 14 naturally will have the bearing on reduction of opening stock for the Ay 2014-15. The undersigned has rejected the books of accounts, hence the effect of increase in closing stock in AY 2013-14 & reduction of opening stock in AY 2014-15 will get subsumed. In view of this, the ground raised by the appellant upon this issue is treated as allowed and the AO is hereby directed to delete the addition of Rs. 1.5 Crores made on account of suppression of closing stock."

15. It is noted that the above findings of the Ld. CIT(A) is supported by the decision of Hon'ble Karnataka High Court in the case of CIT Vs Bahubali Neminath Muttin (242 Taxman 279) wherein it was held that, once the books of accounts have been rejected, then the same cannot be relied upon for arriving at closing stock. The Hon'ble High Court accordingly ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 23 ::

deleted the addition made on account of suppressed closing stock. The facts involved before the Hon'ble High Court are noted to be as follows:-
"2. The facts are that the assessee is a partnership firm carrying the business as wholesale cloth merchants. The Revenue having conducted a search under Section 132 of the Income Tax Act, 1961 (Hereinafter referred to as the 'I.T. Act' for brevity) on 26.12.2007, the assessee had filed e-return of income for the assessment year 2007-2008 declaring an income of Rs.1,05,22,030/-. Proceeding on the basis of material seized by the assessing authority at the search, the assessment was completed in terms of Section 143(3) of the I.T. Act in making the following additions:
(i) Unexplained income on account of purchases under Section 69B of the I.T. Act at Rs.23,59,133/-
(ii) Difference in stock being undisclosed income of Rs.1,32,73,013/-..."

16. Before the Hon'ble High Court, the assessee had inter alia raised the following contentions:-

"11. Alternatively, and without prejudice to the preliminary objections raised above, he would submit that, on merits it should be noted that admittedly the books of accounts of the respondent have been rejected by the assessing authority. The profit of the respondent is estimated as provided under Section 145 (3) of the I.T. Act. When the gross profit rate is applied, it would cover any infirmity and there was no need for the Assessing Officer to make a scrutiny of the amounts incurred on the purchases by the respondent. In any event, the revenue would not be in a position to rely on the rejected books of account for making the additions on account of trade creditors and also for the purpose of arriving at a closing stock."

17. Taking note of the above, the Hon'ble High Court is noted to have upheld the order of the Tribunal, deleting the addition made on account of closing stock, when the books of accounts had been rejected, by observing as under:-

ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.
:: 24 ::
"15. The principle that if a finding of fact is not challenged as being perverse, the High Court is bound to accept such finding. Therefore, as no such substantial question of law has been framed and the questions pertain to findings of fact, which cannot be said to be perverse as it is evident that the books of accounts of the respondent had been rejected by the assessing authority, in which case the same books of accounts could not be relied upon in an addition on account of trade creditors and also for arriving at the closing stock. This is an established principle as has been held in the decisions relied upon by the respondent namely Indwell Constructions case (supra), Banwari Lal Banshidhar's case (supra), Aggarwal Engg. Co.'s case (supra) and Amman Steel & Allied Industries case (supra)."

18. In light of the above therefore, we do not see any reason to interfere with the above findings of the Ld. CIT(A).

19. The next issue involved in AY 2013-14 is concerning the addition of advances received by the assessee amounting to Rs.354.70 lacs. The relevant facts as noted by us are that, the assessee had sold ores to one customer, M/s Textile Dye Chem Pvt Ltd aggregating to Rs.643.94 lacs and the said customer had been supplying sulphuric acid to assessee's sister concern, M/s Balamurugan Chemicals Private Limited during the year whose value was Rs.276.06 lacs. The assessee had submitted that, said customer internally netted off the purchases & sales with the assessee group and made net payment of Rs.354.70 lacs out of net sum due of Rs.376.87 lacs [Rs.643.94 - Rs.276.06] which was through regular banking channel and accounted in the books of assessee as well. The assessee however submitted that although the sales was credited in the total turnover and the amount was reflected by way of debtors, the accounts ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 25 ::

team had inadvertently reported this receipt separately as liability by way of sales advances in the books of accounts. Although the AO acknowledged that the receipts were through regular banking channel, but according to him, it represented sales of the assessee which was not offered to tax and therefore added the entire sum to the total income of the assessee. Aggrieved by this addition, the assessee went in appeal before the Ld. CIT(A) who partly deleted the addition. Against such action of Ld. CIT(A), both the assessee and Revenue are in appeal before us.

20. Heard both the parties. We find that, the Ld. CIT(A) took note of the above narrated facts but held that, the assessee was unable to conclusively substantiate that the aggregate sales of Rs.643.94 lacs towards which the impugned sum was received, had indeed formed part of the reported turnover and been offered to tax. Having considered the material placed before us and in light of several accounting anomalies found in the books of accounts maintained in tally software, we are in agreement with the foregoing finding of the Ld. CIT(A). At the same time, it is noted that, the Ld. CIT(A) held that, the entire sales value cannot be considered as income and instead only the profit element embedded therein ought to be taxed.

Having already rejected the books of accounts of the assessee, it is noted that the Ld. CIT(A) directed the AO to increase the reported turnover by the impugned sum of Rs.3,54,70,000/- and estimate the profit at the rate ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 26 ::

of 2.21% on such increased turnover. We find this action of the Ld. CIT(A) to be supported by the decision of the Hon'ble Gujarat High Court in the case of CIT Vs President Industries (258 ITR 654) wherein it was held that the amount of receipts/ sales by itself would not represent the income of the assessee. For this, we gainfully rely on the following findings of the Hon'ble High Court :-
"3. Having perused the assessment order made by the Assessing Officer, the order made by the Commissioner (Appeals) and the Tribunal, we are satisfied that the Tribunal was justified in rejecting the application under section 256(1). It cannot be a matter of an argument that the amount of sales by itself cannot represent the income of the assessee who has not disclosed the sales. The sales only represent the price received by the seller of the goods for the acquisition of which it has already incurred the cost. It is the realisation of excess over the cost incurred that only forms part of the profit included in the consideration of sales. Therefore, unless there is a finding to the effect that investment by way of incurring cost in acquiring goods which have been sold has been made by the assessee and that has also not been disclosed, the question, whether entire sum of undisclosed sale proceeds can be treated as income of the relevant assessment year answers by itself in the negative. The record goes to show that there is no finding nor any material has been referred to about the suppression of investment in acquiring the goods which have been found subject of undisclosed sales."

21. We find that similar view has been taken by the Hon'ble Gujarat High Court in the cases of PCIT Vs. Anupam Organiser (2020) (9) TMI 973 & CIT Vs. Abhishek Corporation (158 CTR 374) and Hon'ble Bombay High Court in the case of CIT Vs Sumer Builders (ITA No. 1849 of 2011). In all these decisions, it was held that the entire sale proceeds cannot be brought to tax but only the profit element embedded therein.

ITA Nos.1473 to 1475/Chny/2023 (AYs 2015-16 to 2017-18) CO Nos.28 to 30/Chny/2024 (AYs 2015-16 to 2017-18) ITA Nos.13 & 14/Chny/2024 (AYs 2013-14 & 2014-15) CO Nos.26 & 27/Chny/2024 (AYs 2013-14 & 2014-15) M/s.Beach Minerals Sands Co.

:: 27 ::

Following these decisions (supra), we do not see any reason to interfere with the Ld. CIT(A)'s finding directing the AO to assess the profit element of 2.21% on the impugned advances.

22. Since the issue raised by the assessee and revenue in captioned cross appeals under various grounds have been dealt with, in terms of our observations herein above, contentions, if any, which were not argued or dealt with became academic and is thus not adjudicated separately.

23. Accordingly, having regard to our above findings, all the appeals of the assessee and Revenue stands dismissed.

\ Order pronounced on the 26th day of November, 2024, in Chennai.

                 Sd/-                                         Sd/-
               (जगदीश)                                    (एबी टी. वक )
              (JAGADISH)                                (ABY T. VARKEY)
 लेखा सद     /ACCOUNTANT MEMBER              या यक सद य/JUDICIAL MEMBER
चे नई/Chennai,
दनांक/Dated: 26th November, 2024.
TLN, Sr.PS
आदे श क      त ल"प अ%े"षत/Copy to:

1. अपीलाथ!/Appellant
2. "#थ!/Respondent

3. आयकरआयु%/CIT, Chennai / Madurai / Salem / Coimbatore.

4. िवभागीय"ितिनिध/DR

5. गाडफाईल/GF