Income Tax Appellate Tribunal - Kolkata
Naresh Chand Chandak L/H Of Kusum ... vs I.T.O.,Ward-35(3), Kolkata on 19 July, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL KOLKATA BENCH "SMC" KOLKATA Before Shri S.S, Godara, Judicial Member ITA No.318/Kol/2019 Assessment Year:2014-15 Prem Bala Purohit बनाम Income Tax Officer Flat No.6B, Block-8, / Ward-62(2), 169, AJC P.S. Magnum, VIP V/s . Bose Road, Kolkata-14 Road, Kolkata-700052 [PAN No. AFNPP 6137 R] अपीलाथ /Appellant .. यथ /Respondent अपीलाथ क ओर से/By Appellant Shri K.M.Rai, FCA यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-SR-DR सुनवाई क तार ख/Date of Hearing 18-07-2019 ITA No.322/Kol/2019 Assessment Year:2015-16 Shri Pramod Kumar बनाम / Income Tax Officer Agrawal, Block-3, Flat-6C, V/s . Ward-22(4), 54/1 Rafi Avani Oxford, 136, Jessore Ahmed Kidwai Road, Road, Lake Town, 4 t h Floor, Kolkat-16 Kolkata-700055 [PAN No. ACGPA 6168 D] अपीलाथ /Appellant .. यथ /Respondent ITA No.379/Kol/2019 Assessment Year:2014-15 M/s Jivendra Mishra, HUF, बनाम / Income Tax Officer 85, Netaji Subhash Road, V/s . Ward-35(2), Poorva Room No.311, 3 r d Floor, 110, Shanti Pally, Kolkata-700001 Kolkata-107 [PAN No. AABHJ 8836 J] अपीलाथ /Appellant .. यथ /Respondent Page 2 आवेदक क ओर से/By Assessee Shri Sunil Surana, FCA राज व क ओर से/By Respondent Shri Nichalas Murmu, Addl. CIT-SR-DR सुनवाई क तार ख/Date of Hearing 18-07-2019 ITA No.406/Kol/2019 Assessment Year:2014-15 Naresh Chand Chandak बनाम / Income Tax Officer L/h Kusum Chandak, 8 t h V/s . Ward-35(3), Aayakar Floor, 9, India Exchange Bhavan Poorva, 110 Place, Kolkata-700001 Shantipally Kolkata-108 [PAN No. ACOPC 4288 N] अपीलाथ /Appellant .. यथ /Respondent ITA No.2384-2385/Kol/2018 Assessment Years: 2013-14 & 2014-15 Anil Bajpai बनाम / Income Tax Officer 72, BBD Road, Hindmotor, V/s . Ward-23(2), Aayakar Hooghly-712233 Bhawan, G.T. Road, [PAN No.AGFPB 7835 F] Khadina More, Dist.
Hooghly-712101
अपीलाथ /Appellant .. यथ /Respondent
आवेदक क ओर से/By Assessee Shri Miraj D Shah, Advocate
राज व क ओर से/By Respondent Shri Nichalas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
ITA No.2573/Kol/2018
Assessment Year: 2015-16
Dr. Dinesh Kumar Hawelia बनाम / Income Tax Officer
C/o All India Road V/s . Ward-22(1), 54/1 Rafi
Transport Agency, 28, Ahmed Kidwai Road,
Black Burn Lane, 5 t h Kolkat-16
Floor, Kolkata-12
[PAN No.AAQPH 3267 E]
Page 3
अपीलाथ /Appellant .. यथ /Respondent
ITA No.166/Kol/2019
Assessment Year: 2012-13
Jai Prakash Gupta बनाम / Income Tax Officer
Room No.18, 1 s t V/s . Ward-37(1), 54/1 Rafi
Flor,Krishna Sadan, 26, Ahmed Kidwai Road,
P.K. Tagore Street, Kolkat-16
Jorabagan, Kolkata-06
[PAN No.AGJPG 5316 J]
अपीलाथ /Appellant .. यथ /Respondent
आवेदक क ओर से/By Assessee Shri Subhas Agarwal, Advocate
राज व क ओर से/By Respondent Shri Nichalas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
ITA No.2547/Kol/2018
Assessment Year: 2015-16
Rohit Bansal बनाम / DCIT, (IT),Circle-2(1),
Flat No.1A, Chitralekha V/s . Aaykar Bhawan Poorva
Apartment, 15A, Kolkata-107
Ballygunge Park Road,
Kolkata-19
[PAN No.ADPPB 3060 P]
अपीलाथ /Appellant .. यथ /Respondent
अपीलाथ क ओर से/By Appellant None
यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
ITA No.309/Kol/2019
Assessment Year: 2015-16
Rohit Agarwal बनाम / Income Tax Officer
C/o M.M.Murarka & Co. V/s . Ward-62(3),
7, Lyons Range, Lal Bamboovilla, 169 AJC
Bazar, Kolkata-700 001 Bose Road, Kolkata
[PAN No.AEZPA 3217 R]
Page 4
अपीलाथ /Appellant .. यथ /Respondent
अपीलाथ क ओर से/By Appellant None
यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
ITA No.2560/Kol/2018
Assessment Year: 2015-16
Pawan Kumar Toshniwal बनाम / Income Tax Officer,
(HUF), Kailash Apartment V/s . Ward-25(1), 2,
174/15 NSC Bose Road, Gariahat Road, (S), 1 s t
4 t h Floor, Azadgarh P.O. Floor, Kolkata-68
Kolkata-40
[PAN No.AAIHP 2504 E]
अपीलाथ /Appellant .. यथ /Respondent
अपीलाथ क ओर से/By Appellant Shri S.K. Kejariwal, CA
यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
ITA No.2611/Kol/2018
Assessment Year: 2014-15
Sandeep Didwania बनाम / Income Tax Officer,
143/1, Cotton Street 2 n d V/s . Ward-45(2), 3,
Floor, Kolkata-07 Government Place
[PAN No.ACXPD 6100 D] (West), Kolkata-001
अपीलाथ /Appellant .. यथ /Respondent
अपीलाथ क ओर से/By Appellant Shri A.K. Tibriwal, FCA
यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
Page 5
ITA No.149/Kol/2019
Assessment Year: 2015-16
Dr. Arup Kumar Agarwala बनाम / Income Tax Officer,
34/44A, Bandh Road, V/s . Ward-22(1), 54/1, Rafi
Abhirampur, Mokdumpur, Ahmed Kidwai Road,
Malda Sardar, Malda- Kolkata-16
732103
[PAN No.ACXPA 2485 J]
अपीलाथ /Appellant .. यथ /Respondent
अपीलाथ क ओर से/By Appellant Shri V.N.Prohit, FCA
यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-SR-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019
घोषणा क तार ख/Date of Pronouncement 19-07-2019
आदे श /O R D E R
These assessees have filed their instant appeals involving different assessment year(s) i.e. 2014-15, 2015-16, 2013-14 and 2012-13 against the respective Commissioner of Income-tax (Appeals) separate order(s) affirming the Assessing Officer(s) identical action treating varying sums of Long Term Capital Gains (LTCG) / Long/Short Term Capital Loss (LTCL); as the case may be as involving unexplained cash credits u/s 68, involving proceedings u/s 143(3) of the Income Tax Act, 1961; in short 'the Act'.
Case(s) called twice in former appeal(s) ITA No.2547/Kol/2018 & ITA No.309/Kol/2019. None appear at the respective assessee's behest. It is therefore proceed ex parte. The cases are now taken up adjudication on merits.
2. I have heard these appeal(s) together of the fact that the sole identical issue raised in the instant entire batch is that of genuineness of assessees' LTCG/LTCL, as the case may be, derived from sale of shares held in various scrips. It is in this Page 6 identical backdrop that I am treating ITA No.309/Kol/2019 in case of Rohit Agarwal vs. ITO Wd-62(3), Kolkata for assessment year 2015-16 as the "lead" case.
3. Both the learned representative(s) take me to CIT(A)'s detailed discussion whilst treating the impugned STCL pre-arranged bogus loss in the instant "lead" case vide the following lower appellate discussion:-
"3.1 I have carefully considered the assessment order wherein the addition of Rs. 14,70,324/- has been made by the A.O. on account of bogus Long Term Capital Gain. I find that the A.O. at the time of completion of the assessment proceedings has framed the assessment after analyzing various information received from the Investigation Wing. Some of the observations which come to light upon examination of the records of the appellant are as below:-
a. There is a common pattern in the trading of such scripts and the pattern is that they represent a bell shape in their trading.
b. From Balance Sheet of the listed penny stocks it is found that they have no actual financial credentials to support their share movement pattern. Almost all the companies have no fixed assets, no turnover, no profitability. The basic financial fundamental of the penny stock company has been discussed in the assessment order.
c. No such event of growth happened for which price of share could have jumped several times of its purchase value even without sound financials. Presently, these shares are being traded for Re. 0.92.
d. In the whole project total 84 listed penny stock companies were identified and worked upon. After that, number p and surveys were conducted in the Office premises of more than 32 share braking entities who have accepted that they were involved in the bogus LTCG/STCL seam. Surveys were also conducted in the office premises of many accommodation entry providers and their statements recorded. All have accepted their role in the seam.
e. Out of 84 listed penny stocks which have been used for generating bogus LTCG, M/s Cressanda Solution Ltd. which had been sold by the present assessee, is one of them.
3.2 A deeper examination of the Paper Book filed by the appellant gives a much clear picture of the entire process being staged managed. The most vital aspect to be considered is what prompted him to make a decision for investment in this company. On perusal of the details of investment made by the appellant, it is evident that the appellant mostly made investment in renowned companies and mutual Funds. Therefore, the investment made by the appellant in such a company which does not have any credentials, does not match with the nature of investment of the appellant.
3.3 I have also perused all the submissions made by the appellant during the course of appeal proceedings alongwith the supporting evidences. The main contention of the appellant that all the supporting evidences in the form of bank statement, contract notes, delivery instruction proves the genuineness of the transactions. In my view, all these documents as referred to by the appellant are mere documents and not any evidence. The whole transactions are not natural at all. In my opinion, payment made through banking channel does not constitute the transactions to be genuine transaction since the banking documents are merely self serving recitals. None of the material produced by the appellant is enough to justify the huge loss as claimed under the head Capital Gain.
Page 7 3.4 In a penny stock which has no business activity or any plan or initiative or any prospect for growth, investors normally sell off such stock whenever price has appreciated to some extent and there is total uncertainty to hold such stock for fabulous appreciation when the investment is not backed by any fundamental of the company, its business policy and future prospect. In absence of any such fact the person who is sure for huge appreciation in value of such stock is probably the person who knows beforehand that its price is being manipulated in a concerted way and he is part of such system. Price movement and volume movement of this stock indicates such fact. This defies all logic of human probability. In this context the Hon 'ble Supreme court in the case of CIT vs. Durga Prasad More (82 ITR 540) has held that the surrounding circumstances must be seen to find out the reality of the recitals made in the document. This principle was reaffirmed by the Hori'ble Supreme court in 214 ITR 801 where in it was held that the apparent can be rejected where there are reasons to believe that the apparent is not the real fact.
3.5 I am of the opinion that the A.O. correctly held the transactions relating to Long Term Capital Gain to fall in the realm of "Suspicious" and "dubious" transactions. In the instant case, the A.O. completed the assessment very meticulously after considering the surrounding circumstances.
3.6 I find all the judgments relied upon by the appellant fall flat in the face of the facts of the case and the preponderance of probability against the assessee. Recently, the Bombay High Court in the case of Sanjoy Bimalchand Jain vs. Pr. CIT, vide an order dated 10.04.2017 held that the assessee had indulged in a dubious share transaction meant to account for the undisclosed income in the garb of long term capital gain since the assessee has not tendered cogent evidence to explain how the price of shares of a unknown company has jumped in no time. I also place reliance on the following judgements which are relevant:-
1. Chandan Gupta Vs CIT[2015] S4 taxmann.com 10 (Punjab & Haryana)/[2015] 229 Taxman 173 Honble Punjab & Haryana High Court held that where assessee could not explain receipt of alleged share transaction profits credited in his bank accounts, then sale proceeds had to be added as income under section 68.
2. Usha Chandresh Shah Vs ITO[2014-TIOL-1459-ITAT-MUM] Where Hon'ble ITAT Mumbai held that in case the assessee could not produce the copies of share certificates and copies of share transfer forms. The transaction of purchase of shares could not be cross verified. The shares of the company was declared as "Penny Stock" by SEB! and the broker Sanju Kabra, through whom the shares were sold by the assessee was indicted for manipulating the prices of penny stock shares. The tax authorities have rightly applied the test of human probabilities to examine the claim of purchase and sale of shares made by the assessee. The CIT(A) was justified in confirming the order of the AO by applying the test of human probabilities.
3. ITAT Bangalore, "SMC-C" Bench. ITA No.1723/Bang/2018, A.Y.- 2015-16, Smt. M.K. Rajeshwari Vs. Income Tax Officer, ward-3, Raichur, date-12.10.2018, in para no. 8 & 9 of the order as under:-
The A.O has also examined the SEBI's findings about the accommodation entry providers obtained on the basis of various investigations and has brought out sufficient material on record to demonstrate that the transactions are not genuine and he accordingly concluded that the long term capital gain booked by the assessee in the books were pre-arranged method to evade taxes and laundered money. The findings and observations of the AO were not controverted by the assessee by placing any evidence. He placed reliance upon the various judicial pronouncements in support of Page 8 his contention that once the assessee has placed the evidences with regard to payments and the identity of the persons and the credit worthiness of the creditors, no addition under section 68 is called for. Since the assessee has placed the contract note, payment through cheques identifying the company whose shares were transacted, the genuineness of claim of long term capital gain should not have been doubted. We do not find merit in these contentions of the assessee in the light of the facts that there is prevalent practice in the country through which unaccounted money is converted into long term capital gain by circuitous means. While dealing with the issue of long term capital gain accrued to the assessee in short span, one has to examine the financials of the company whose shares were inflated within a short period and after the sharp rise in the price of shares it again comes down. In the instant case, financials were examined by us and we find that the financial worth of the company is meagre and not at all worth to be invested therein. With such financials, we are unable to understand how there can be manifold increase in the shares. In the light of the duration of transactions and the financials of the company whose shares were transacted, we find that the Revenue has brought sufficient material on record to demonstrate that unaccounted money was introduced in the books of accounts through long term capital gain by adopting such method. Whatever judicial pronouncements are relied on, these are in those cases where the transactions are genuine. Under these circumstances, we are of the view that Revenue authorities have rightly adjudicated the issue and no interference is called for in the order of the CIT(A).
9. In the result, appeal of the assessee stands dismissed.
4. ITAT, Chennai A-Bench, ITA No. 1413/CHNY/2018, A.Y. 2014-15 in M/s Pankaj Agarwal & Sons (HUF) -Vs- ITO, Non- Corporate Ward-10(3) Channai, dated 06-12-2018 has held at Para 7 & 8.
"7. Before us the Ld.AR submitted that the assessees were not provided with an opportunity to cross-examine the witness who were relied by the Revenue and further failed to furnish the investigation report of the intelligence wing of the Revenue before concluding the assessment. The Ld.AR further argued that the assessees were not provided with proper opportunity of being heard. It was therefore pleaded that the matter may be remitted back to the file of Ld.AO for fresh consideration. The Ld. DR strongly opposed to the submission of the Ld.AR and requested for confirming the orders of the Ld. Revenue Authorities.
8. We have heard the rival submissions and carefully perused the materials on record. At the outset we must say that the Ld.AR could not justify before us any of their claims made before the Ld. Revenue Authorities that the- transaction was genuine. Further the Ld.AR could not successfully controvert to any of the findings of the Ld. Revenue Authorities before us which are against the assessees. Instead the Ld.AR has only come out with the plea that the assessees were not provided with opportunity of cross-examining the witness, the investigation report was not furnished and proper opportunity was not provided of being heard. However we find that all these arguments raised by the Ld.AR before us was never alleged before the Ld. Revenue Authorities when the matter was before them. In this situation we do not have any other option but to confirm the orders of the Ld. Revenue Authorities in the case of all the assessees because the Ld.AO as well as the Ld.CIT(A) have arrived at their respective decisions after considering the issues in the appeal in detail and there is nothing before us to disturb their findings. Accordingly we hereby confirm the Order of the Ld. Revenue Authorities on this issue. Thus the first ground raised by the assessees herein above in all the appeals are held against the assessees.
5. The latest order dated 08-01-2019 passed by the ITAT Delhi 'SMC' Bench, New Delhi, ITA No.3810/DEL/2018, A.Y.-201S-16 in Anju Rastogi Vs. ITO, Ward 1(1), Meerut dated 08-01-2019 has held at Para 7 to 9.
Page 9
7. I have heard both the parties and perused the records especially the impugned order. I note that the assessee has shown Long Term Capital Gain amounting to Rs.22,28,172/- earned during the FY 2014-15 and exempt u/s. 10(38) of the 1. T. Act, 1961. The assessee was asked to explain the source of aforesaid Long Term Capital Gain during the course of scrutiny proceedings. The explanation offered that it is sale proceeds of shares are found to be unsatisfactory. The explanation of the assessee is general in nature that as the transaction is through Stock Exchange and the payment is by cheque, the transactions should be treated as genuine. Further, regarding the statement of Sh. Jai Kishari Poddar the assessee has only stated that in the statement there is no specific link with the claim of exemption in respect of Long Term Capital Gain of Rs. 22,78,172/- u/ s. 10(38) by him. He has not stated a thing with respect to the statement of Sh. Jai Kishan. Poddar in which he has accepted that facilitation of accommodation entries of long term capital gain / long term capital loss .through his share banking firm. has been done to few beneficiaries with the help of different accommodation entry operators, promoters of the scripts of various penny stocks other brokers etc. Sh. Jai Kishan Poddar also gave details of different bogus scripts/ penny stocks which have been used for providing the accommodation entries of LTCG and LTCL to different beneficiaries using his brokerage company Consortium Capital Pvt. Ltd. and the name of CCL International Limited having scrip name CCL Inter appears in the list whose shares were sold by the assessee and exemption on LTCG amounting to Rs. 22,28,172/- claimed u/ s. 10(38) of the Act. After perusing the records, I find that in the instant case the investment in shares made by the assessee reveals that he has not been dealing in shares on a regular basis and the entries of LTCG have also been taken by other members of the assessee company and the purchase of these shares were claimed to be through off market deals and not through Stock Exchange. The financials of penny stock company M/s CCL International Ltd. and movement of its price are abrupt, unrealistic and based upon any realistic parameters. From the perusal of financial statements of the aforesaid company M/ s CCL International Ltd. from the Ministry of Corporate Affairs website (MCA) examining the information. available in the public domain from where it was observed that there is no extraordinary increase in the profits of the company to justify the increase in value of the shares. I further note that Investigation Wing had recorded the statement of Sh. Jai Kishan Poddar who is one of the Director of M/ s Consortium Capital Pvt. Ltd. whcih is one of the entities utilised for providing entry of bogus long term capital gain of M/ s CCL International Ltd. who had admitted that he was involved in scam of providing bogus long term capital gains through shares of M/ s CCL International Ltd. had also admitted that they were also involved in trading of these Jamakharchi Companies through which manipulative transactions in securities to either artificially raise or lower the market rate of the shares are being done. I also note that the independent findings of the AO, which. are corroborated by the information given by the investigation Wing, the assessee has failed to substantiate the genuineness of alleged share transactions: in respect o] long term. capital gain u/s.10(38) of the Act. In view of above discussions, the landmark; decision of the Hon'ble Supreme Court in the case of McDowell and Company Limited, 154 ITR 148 are squarely applicable in this case wherein it has been held that tax planning may be legitimate provided it is within the framework of the law and any colourable devices cannot he part of tax planning and it is wrong to encourage or entertain the belief that it is honourable to avoid the payment of tax by dubious methods. However, the case laws cited by the Ld. counsel for the assessee are on distinguished facts, hence, not applicable in the instant case. The assessee has not argued any other ground mentioned in the grounds of appeal, but only argued on merit for which assessee has failed to substantiate his claim before the lower revenue authorities us well as before this Bench. In view of above discussions, I am of the considered opinion that Ld. CIT(A) has rightly confirmed the addition in dispute, which does not. need any interference on my port, therefore. I uphold the action of the Page 10 Ld. CIT(A) on the issue in dispute and reject the grounds raised by the Assessee. In the result, the appeal of the assessee is dismissed.
8. Since in other appeal i.e. in the case of Anju Rustogi, ITA No. 3810/Del/2018 (AY. 2015-16), similar facts are permeating and same finding has been given, therefore, my finding given above will apply mutatis mutandis in this (Appeal also, becau.se the nature of transactions, evidences and documents ore exactly the same, Thus, both the appeals are treated as dismissed .
9. In the result, both. the Appeals of the different Assessees are dismissed. "
3.7 In view of the above discussion, I find no infirmity in the order of the AO. and I confirm the action of the A.O. in holding the Long Term Capital Gain of Rs. 14,70,324/- to be bogus Grounds No. 1 to 2 are dismissed."
4. I have given my thoughtful consideration to rival contentions. Learned departmental representative vehemently supports both the lower authorities' identical action holding the assessee's STCL as bogus since derived from rigging of the scrip prices in issue and involving accommodation entry in collusion with the concerned entry operators. Hon'ble apex court's decisions in Sumati Dayal vs. CIT (1995) 80 Taxmann.89/214 ITR 801 (SC) and CIT vs. Durga Prasad More (1971) 82 ITR 540 (SC) are quoted before me during the course of hearing at the Revenue's behest. It strongly argues that the department has disallowed/added the impugned STCL based on circumstantial evidence unearthed after a series of search actions / investigations undertaken by the DDIT(Inv). I find no merit in Revenue's instant arguments. The fact remains that the assessee has duly placed on record the relevant contract notes, share certificate(s), detailed corroborative documentary evidence indicating purchase / sale of shares through registered brokers by banking channel, demat statements etc., The Revenue's only case as per its pleadings and both the lower authorities unanimously conclusion that there is very strong circumstantial evidence against the assessee suggesting bogus STCL accommodation entries. I find that there is not even a single case which could pin-point any making against these assessees which could be taken as a revenue nexus. I make it clear that the CBDT's circular dated 10.03.2003 has itself made it clear that mere search statements in the nature of admission in absence of supportive material do not carry weight. I notice that this tribunal's co- ordinate bench's decision in ITA No. 2474/Kol/2018 in Mahavir Jhanwar vs. ITO decided on 01.02.2019 has taken into consideration identical facts and circumstances Page 11 as well as latest developments on legal side whilst deleting the similar bogus LTCG addition as follows:-
"2. The sole issue that arises for my adjudication is whether the Assessing Officer was right in rejecting the claim of the assessee that he had earned Long Term Capital Gains on purchase and sale of the shares of M/s Unno Industries. The AO based on a general report and modus operandi adopted generally and on general observations has concluded that the assessee has claimed bogus long term capital gain. He made an addition of the entire sale proceeds of the shares as income and rejected the claim of exemption made u/s 10(38) of the Act. The evidence produced by the assessee in support of the genuineness of the transaction was rejected.
3. The assessee carried the matter in appeal and the ld. CIT(A), Kolkata, had upheld the addition. The ld. CIT(A) has in his order relied upon "circumstantial evidence"
and "human probabilities" to uphold the findings of the AO. He also relied on the so called "rules of suspicious transaction". No direct material was found to controvert the evidence filed by the assessee, in support of the genuineness of the transactions. In other words, the overwhelming evidence filed by the assessee remains unchallenged and uncontroverted. The entire conclusions drawn by the revenue authorities, are based on a common report of the Director of Investigation, Kolkata, which was general in nature and not specific to any assessee. The assessee was not confronted with any statement or material alleged to be the basis of the report of the Investigation Wing of the department and which were the basis on which conclusion were drawn against the assessee. Copy of the report was also not given.
4. The ld. D/R, submitted that the transaction was not genuine. He argued that the entire capital gain was stage managed by a few operators and investors. He relied on the order of ld. Assessing Officer and argued that the same be upheld. He relied on the order of the Chennai 'A' Bench of the Tribunal in the case of M/s. Pankaj Agarwal & Sons (HUF) vs. ITO in ITA No. 1413 to 1420/CHNY/2018; order dt. 06/12/2018, for the proposition that such capital gains have to be brought to tax. He also relied on the judgment of the Hon'ble Bombay High Court in the case of Sanjay Bimalchand Jain vs. Principal Commissioner of Income-tax-1, Nagpur; [2018] 89 taxmann.com 196 (Bombay) and the decision of the Smt. M.K. Rajeshwari vs. ITO;
ITA No.1723/Bng/2018; Assessment Year 2015-16, order dt. 12/10/2018.5. After hearing both sides, I find that in a number of cases this bench of the Tribunal and Jurisdictional Calcutta High Court has consistently held that, decision in all such cases should be based on evidence and not on generalisation, human probabilities, suspicion, conjectures and surmises. In all cases additions were deleted. Some of the cases were, detailed finding have been given on this issue, are listed below:-
Sl.No. ITA No.s Name of the Assessee Date of order/judgment 1 ITA No.714 to 718/Kol/2011 ITAT, DICT vs. Sunita Khemka 28.10.2015 Kolkata 2 214 ITR 244 Calcutta High Court CIT vs. Carbo Industrial Holdings Ltd. 3 250 ITR 539 CIT vs. Emerald Commercial 23.03.2001 Ltd. 4 ITA No.1236-1237/Kol/2017 Page 12 5 ITA No.569/Kol/2017 Gautam Pincha 15.11.2017 6 ITA No.443/Kol/2017 Kiran Kothari HUF 15.11.2017 7 ITA No.2281/Kol/2017 Navneet Agarwal vs. ITO 20.07.2018 8 ITA No.456 of 2007 Bombay High CIT vs. Shri Mukesh Ratilal 18.01.2018 Court Marolia 9. ITA No.95 of 2017 (O&M) PCIT vs. Prem Pal Gandhi 18.01.2018 10 ITA No.1089/Kol/2018 Sanjay Mehta 28.09.2018
6. Regarding the case laws relied upon by the ld. Departmental Representative, I find that, in the case of M/s. Pankaj Agarwal & Sons (HUF)(supra), the issue was decided against the assessee for the reason that, the assessee could not justify his claim as genuine by producing evidence and was only arguing for the matter to be set aside to the lower authorities on the ground of natural justice. As similar arguments were not raised before the lower authorities by the assessee, the ITAT rejected these arguments. In the case on hand, all evidences were produced by the assessee. In the case of Sanjay Bimalchand Jain, legal heir of Santi Devi Bimalchand Jain, the Hon'ble High Court upheld the stand of the Revenue that the transaction in question is an adventure in nature of trade and the profit of the transactions is assessable under the head of 'Business Income'. In the case on hand, the ld. Assessing Officer has not assessed this amount as 'Business Income'. In any event, I am bound to follow the judgment of the Jurisdictional High Court in this matter. I find that the assessee has filed all necessary evidences in support of the transactions. Some of these evidences are (a) evidence of purchase of shares, (b) evidence of payment for purchase of shares made by way of account payee cheque, copy of bank statements,
(c) copy of balance sheet disclosing investments, (d) copy of demat statement reflecting purchase, (e) copy of merger order passed by the High Court , (f) copy of allotment of shares on merger, (g) evidence of sale of shares through the stock exchange, (h) copy of demat statement showing the sale of shares, (i) copy of bank statement reflecting sale receipts, (j) copy of brokers ledger, (k) copy of Contract Notes etc.
7. The proposition of law laid down in these case laws by the Jurisdictional High Court as well as by the ITAT Kolkata on these issues are in favour of the assessee. These are squarely applicable to the facts of the case. The ld. Departmental Representative, though not leaving his ground, could not controvert the claim of the ld. Counsel for the assessee that the issue in question is covered by the above cited decisions of the Hon'ble Jurisdictional Calcutta High Court and the ITAT. I am bound to follow the same.
8. In view of the above discussion I delete the addition made u/s 68 of the Act, on account of Long Term Capital Gains."
5. Coupled with this, hon'ble jurisdictional high court's other decisions in CIT vs. Rungta Properties Pvt. Ltd. ITA No.105 of 2016, CIT vs. Shreyahi Ganguly ITA No. 196 of 2012, M/s Classic Growers Ltd vs. CIT ITA No. 129 of 2012 also hold such transactions in scrips supported by the corresponding relevant evidence to be genuine. I further made it clear that this assessee had filed all of her detailed evidence during scrutiny. The Assessing Officer's show cause notice(s) u/s. 142(1)/143(2) of the Act nowhere sought to treat the impugned profit as bogus. I adopt the above extracted Page 13 reasoning mutatis mutandis therefore to delete the impugned STCL disallowance / addition of Rs.36,48,564/-. Unexplained commission expenditure disallowance, if any shall automatically follow suit as a necessary corollary. No other argument or ground has been agitated before me during the course of hearing. This "lead" case ITA No.309/Kol/2019 is allowed in above terms. [Same order to follow in all the remaining twelve appeal(s)] in absence of any distinction being pointed out at Revenue's behest.
6. All these assessees' appeals are allowed in above terms. A copy of the instant common order be placed in the respective case file(s).
Order pronounced in open court on 19/07/2019 Sd/-
(S.S. Godara)
Judicial Member
Kolkata,
*Dkp/Sr.PS
"दनांकः- 19/07/2019 कोलकाता
आदे श क त ल प अ े षत / Copy of Order Forwarded to:-
1. आवेदक/Assessee-Prem Bala Purohit, Flat No.6B, Block-8, P.S. Magnum, VIP Road, Kolkata-52/Shri Pramod Kr. Agrawal, Block-3, Flat-6C Avani Oxford,136, Jessore Road, lake Town, Kolkata-55/M/s Jivendra Mishra, HUF, 85, Netaji Subash Road, R.No.311, 3rd Floor, Kolkata-001/Naresh Chand Chandak l/h Kusum Chandak, 8th Floor, 9, India Exchange Place, Kolkata-001/Anil Bajpai, 72, BBD Road, Hindmotor, Hooghly-712233/Dr. Dinesh Kr. Hawelia C/o All India Road, Transport Agency, 28, Black Burn Lane, 5th Fl. Kolkata-12/Jai Prakash Gupta, R.No.18, 1st Floor, Krishna Sadan, 26, P.K. Tagore Street, Jorabagan, Kolkata-06/Rohit Bansal Flat No.1A, Chitralekha Apartment, 15A, Ballygunge Park Road, Kolakta-19/Rohit Agarwal C/o M.M.Murarka & Co. 7, Lyons Range Lal Bazar, Kolkata-001/Pawan Kr. Toshniwal (HUF), Kailash Apartment 174/15 NSC Bose Road, 4th Fl. Azadgarh P.O. Kolkata-40 Sandeep Didwania 143/1, Cotton St. 2nd Fl. Kolkata-07/Dr. Arup Kr. Agarwala 34/44A, Bandh Road, Abhirampur, Mokdumpur, Malda Sadar, Malda-732103
2. राज व/Revenue-ITO Wd-62(2), 169 AJC Bose Road, Kolkata-14/ITO Wd-22(4)-
22(1)-37(1)-54/1,Rafi Ahmed Kidwai Road, Kolkata-16/ITO Wd-
Page 14 35(2)-35(3), Poorva 110, Shanti Pally, Kolkata-107/ITO Wd-23(2) Aayakar Bhawan, G.T Road, Khadina More, Dist. Hooghly-712101/ DCIT,(IT), Circle-2(1), Aaykar Bhawan, Poorva Kolkata-107/ITO Ward- 62(3), Bamboovilla, 169 AJC Bose Road, Kolkata/ITO Wd-25(1), 2, Gariahat Road, (S), 1st Fl. Kolkata-68/ ITO Wd-45(2), 3, Govt. Place,(W) Kolkata-001
3. संबं%धत आयकर आयु'त / Concerned CIT
4. आयकर आयु'त- अपील / CIT (A)
5. (वभागीय +त+न%ध, आयकर अपील य अ%धकरण कोलकाता / DR, ITAT, Kolkata
6. गाड- फाइल / Guard file.
By order/आदे श से, /True Copy/ सहायक पंजीकार आयकर अपील य अ%धकरण, कोलकाता ।
IN THE INCOME TAX APPELLATE TRIBUNAL KOLKATA BENCH "SMC" KOLKATA Before Shri S.S, Godara, Judicial Member CORRIGENDUM (आयकर अपील सं. / ITA no. 2547/Kol/2018) (+नधा-रण वष- / Assessment Year : 2015-16) Rohit Bansal बनाम / DCIT (IT), Circle-
Flat No.1A, Chitralekha V/s . 2(1), Aaykar Bhawan
Apartment, 15A, Ballygunge Poorva, Kolkata-700
Park Road, Kolkata-19 107
[PAN No. ADPPB 3060 P]
अपीलाथ /Appellant .. यथ /Respondent
अपीलाथ क ओर से/By Appellant Shri K.M. Rai, FCA
यथ क ओर से/By Respondent Shri Nicholas Murmu, Addl. CIT-DR
सुनवाई क तार ख/Date of Hearing 18-07-2019 (main case)
घोषणा क तार ख/Date of Pronouncement 19-07-2019
Page 15
आदे श /O R D E R
The assessee, by way of a letter dated 22nd July, 2019 brought to my notice that the tribunal, while passing the order dated 19th July 2019, in ITA no.2547/Kol/2018, for assessment year 2015-16, the captioned file at page-3 "By Appellant None" and in sub-para "in former appeal(s) ITA No.2547/Kol/2018 ... .... None appear at the respective assessee's behest." which, in fact, sought to have been mentioned as "By appellant Shri K.M. Rai, FCA" and rectify "case(s) called twice in former appeal(s) ITA No.2547/Kol/2018".
2. On perusal of the records available before me, I find that the aforesaid rectification, as pointed out by the assessee, is apparent on record which needs rectification. Consequently, I proceed to rectify the same.
3. The name of the Authorized Representative on behalf of the assessee in the captioned appeal in 2547/Kol/2018, for assessment year 2015-16, order dated 19th July 2019, be read as "Shri K.M.Rai, FCA"
and partly rectify in sub-para's first line Çase(s) called twice in former appeal(s) ITA No.2547/Kol/2018 is modified accordingly.
4. The order dated 19th July 2019 is modified to this extent only.
Sd/-
(S.S. Godara)
Judicial Member
Kolkata,
*Dkp/Sr.PS
"दनांकः- 24/07/2019 कोलकाता
आदे श क त ल प अ े षत / Copy of Order Forwarded to:-
1. अपीलाथ /Appellant-Rohit Bansal, Flat No.1A, Chitralekha Apartment, 15A, Ballygunge Park Road, Kolkata-19
2. यथ /Respondent-DCIT-(IT), Circle-2(1), Aayakar Bhawan Poorva, Page 16 Floor, Kolkta-107
3. संबं%धत आयकर आयु'त / Concerned CIT
4. आयकर आयु'त- अपील / CIT (A)
5. (वभागीय +त+न%ध, आयकर अपील य अ%धकरण कोलकाता / DR, ITAT, Kolkata
6. गाड- फाइल / Guard file.
By order/आदे श से, /True Copy/ सहायक पंजीकार आयकर अपील य अ%धकरण, कोलकाता ।