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 6, Cited by 1]

Income Tax Appellate Tribunal - Pune

Sanjay Premchand Kothari, Pune vs Assistant Commissioner Of Income-Tax, ... on 14 February, 2023

    IN THE INCOME TAX APPELLATE TRIBUNAL
             PUNE BENCH "B", PUNE
    BEFORE SHRI S.S. GODARA, JUDICIAL MEMBER AND
      DR. DIPAK P. RIPOTE, ACCOUNTANT MEMBER

                ITA Nos.47 and 59/PUN/2021
            निर्धारण वषा / Assessment Year : 2018-19

    Sanjay Punamchand Kothari     Vs.      ACIT, Central
    431, Rasta Peth,                       Circle 1(1), Pune
    Pune - 411011
    PAN: AIDPK2275L
              Appellant                     Respondent/
                                           Cross Appellant

         IT(SS)A Nos.12/PUN/2021 & 11/PUN/2022
            निर्धारण वषा / Assessment Year : 2017-18

    Sanjay Punamchand Kothari     Vs.      ACIT, Central
    431, Rasta Peth,                       Circle 1(1), Pune
    Pune - 411011
    PAN: AIDPK2275L
              Appellant                       Respondent


  Assessee by               Shri Neelesh Khandelwal
  Revenue by                Shri M.G. Jasnani

  Date of hearing           06-02-2023
  Date of pronouncement     14-02-2023

                       आदे श / ORDER

PER S.S.GODARA, JM:

The instant batch of four appeals pertains to one single assessee Shri Sanjay P. Kothari. Former assessment year 2017-18 2 ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari herein contains the assessee‟s twin appeals IT(SS)A Nos.12/PUN/2021 and 11/PUN/2022 arising against the CIT(A), Pune-11‟s separate orders, dated 10.11.2021 and 25.01.2022, passed in case Nos.ITBA/APL/S/250/2021-22/1036818962(1) and ITBA/APL/S/250/2021-22/1039080137(1), in proceedings u/s 154 and 143(3) r.w.s. 153A of the Income Tax Act, 1961, in short „the Act‟. Latter assessment year 2018-19 involves assessee‟s and Revenue‟s cross appeals ITA Nos.47 and 59/PUN/2021 directed against the very CIT(A)‟s DIN & order No. ITBA/APL/S/250/2020-21/1029367933(1), dated 30.12.2020 in proceedings u/s 143(3) of the Act.

Heard both the parties. Case files perused.

2. It transpires during the course of hearing that the assessee‟s twin appeals IT(SS)A Nos. 12/PUN/2021 and 11/PUN/2022 for former assessment year 2017-18 hardly requires us to delve deeper in the relevant factual matrix. This is for the precise reason that neither the Assessing Officer‟s assessment herein dated 27.12.2019 nor his 154 rectification in both these appeals; respectively contain the corresponding "DIN & Order" details as prescribed in CBDT‟s 3 ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari twin circular Nos.19/2019 dated 14.08.2019 and 27/2019 dated 26.09.2019; respectively. The above former circular rather makes it explicitly clear in para 4 thereof that any communication not containing such DIN and Order number "shall be treated as invalid and shall be deemed to have never been issued". Faced with the situation, Mr. Jasnani filed the Assessing Officer‟s subsequent intimation to the assessee dated 29.12.2019 that he had duly allotted "DIN & Order" number to his assessment order dated 27.12.2019.

We find no merit in the Revenue‟s instant vehement argument supporting the assessment herein as once the CBDT circular has clarified that such an order ought to be treated as to have never been issued herein (supra). We conclude that the impugned assessment deserves to be quashed on this count alone. This tribunal‟s order in ITA No.625/Bang/2021 in Shri H.K. Suresh vs. PCIT has already rejected the Revenue‟s identical contentions that its default in allotting "DIN and Order" number in above terms could not be condoned by way of any subsequent intimation as well. We therefore quash the impugned assessment 4 ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari herein as well as the Assessing Officer‟s section 154 rectification dated 04.01.2021 in very terms. These assessee‟s twin appeals IT(SS)A Nos.12/PUN/2021 and 11/PUN/2022 stand accepted.

3. This leaves us with the latter assessment year 2018-19 wherein both the assessee as well as the Revenue have filed their respective appeals ITA Nos.47 & 59/PUN/2021; respectively. The sole issue that arises for our apt adjudication in both these appeals is that of "telescoping" of section 69A unexplained money addition of Rs.1,66,40,000/- made by the Assessing Officer which has been partly allowed to be set off in CIT(A)‟s order to the extent of Rs.1,18,22,400/- vide following detailed discussion: 5

ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari 6 ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari This leaves both the parties aggrieved to the extent indicated in their respective pleadings.
7
ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari The assessee‟s case before us not only seeks to delete the impugned section 69A addition of Rs.1,66,40,000/- in entirety but also learned counsel submitted that the same is very much eligible to be set off as well; both against unaccounted cash of Rs.1,18,22,400/- as well as unaccounted jewellery of Rs.1,00,90,400/-, as per (1995) 52 ITD 412 (Pune) Kantilal & Bros. vs. ACIT and (1983) 15 Taxman 487 (Bom) CIT vs. Jawanmal Gemaji Gandhi, so as to avoid double addition.
The Revenue‟s pleadings on the other hand vehemently support the Assessing Officer‟s action in entirety not allowing the impugned set off.

4. We have given our thoughtful consideration for vehement rival stands. Learned departmental representative could hardly dispute that the foregoing twin judicial precedents are already in assessee‟s support that such a set off could very well be granted even against jewellery items and vice-versa. This is further coupled with the clinching fact that page 41 before us is the seized 8 ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari material against the assessee found during the course of search on 04.11.2017. There is neither any amount mentioned therein nor the sum total thereof so as to draw any presumption of correctness of contents thereof u/s 292C of the Act.

Mr. Jasnani at this stage vehemently argued that the assessee‟s search statement had admitted various amounts as per the contents of seized document. We find no merit in the Revenue‟s instant argument in light of CBDT‟s twin landmark circulars dated 10.03.2003 and 18.12.2004 that a searched party‟s admissions or confessions during search or survey hardly carry any significance in the absence of any supportive evidence. We reiterate that the foregoing sole seized document is totally "dumb" as there are no clear-cut entries which could suggest any payments or receipts, as the case may be involving this assessee. Faced with the situation, we accept the assessee‟s pleadings as well as the main appeal ITA No.47/PUN/2021 and dismiss the Revenue‟s cross appeal ITA No.59/PUN/2021 as the necessary corollary. Ordered accordingly.

9

ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari

5. To sum up, these assessee‟s three appeals ITA Nos.47/PUN/2021, IT(SS)A Nos.12/PUN/2021 and 11/PUN/2022 are allowed and Revenue‟s cross appeal ITA No.59/PUN/2021 is dismissed in above terms. A copy of this common order be placed in the respective case files.

Order pronounced in the Open Court on 14th February, 2023.

         Sd/-                                                  Sd/-
  (DIPAK P. RIPOTE)                                      (S.S. GODARA)
ACCOUNTANT MEMBER                                      JUDICIAL MEMBER
पण

ु े Pune; ददिधांक Dated : 14 February, 2023 th GCVSR आदे श की प्रतिलिपि अग्रेपिि/Copy of the Order is forwarded to:

1. अपीऱधर्थी / The Appellant;
2. प्रत्यर्थी / The Respondent;
3. The CIT(A), Pune-11
4. The Pr.CIT(Central), Pune
5. विभागीय प्रविविवि, आयकर अपीलीय अविकरण, पुणे "B" / DR „B‟, ITAT, Pune
6. गार्ड फाईल / Guard file आदे शानस ु ार/ BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अविकरण ,पुणे / ITAT, Pune 10 ITA Nos.47 & 59/PUN/2021 IT(SS)A No.11/PUN/2022 & 12/PUN/2021 Sanjay P. Kothari Date
1. Draft dictated on 08-02-2023 Sr.PS
2. Draft placed before author 09-02-2023 Sr.PS
3. Draft proposed & placed before the JM second member
4. Draft discussed/approved by Second JM Member.
5. Approved Draft comes to the Sr.PS/PS Sr.PS
6. Kept for pronouncement on Sr.PS
7. Date of uploading order Sr.PS
8. File sent to the Bench Clerk Sr.PS
9. Date on which file goes to the Head Clerk
10. Date on which file goes to the A.R.
11. Date of dispatch of Order.