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 8, Cited by 2]

Madras High Court

The Commissioner Of Income Tax vs M/S.Rashi Injection Moulders on 11 August, 2014

Bench: R.Sudhakar, G.M.Akbar Ali

       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:  11.08.2014

Coram

The Honourable Mr.JUSTICE R.SUDHAKAR
and
The Honourable Mr.JUSTICE G.M.AKBAR ALI

Tax Case (Appeal) Nos.940 & 941 of 2013
& M.P.No.1 of 2013

The Commissioner of Income tax,
Chennai.
							....  Appellant in both T.C.As

					Vs.

M/s.Rashi Injection Moulders
139, Sidco Industrial Estate,
Thirumudivakkam,
Chennai - 600 032.
							....  Respondent in both T.C.As
	
	APPEALs under Section 260A of the Income Tax Act 

		For Appellant  :  Mr.T.Ravikumar 
					Standing Counsel for Income Tax
---------

C O M M O N  J U D G M E N T

(Delivered by R.SUDHAKAR,J.) The above Tax Case (Appeals) are filed by the Revenue as against the order of the Income Tax Appellate Tribunal in the appeal filed by the Revenue as well as the cross objection filed by the assessee, raising the following substantial questions of law:

"1. Whether on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in upholding the order of CIT(A) who had deleted the penalty of Rs.35,33,242/- levied under Section 271D?
2. Whether on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in deleting the penalty especially when the cash loans amounting to Rs.35 lakhs was received by the assessee from the Creditors where the banking facilities are available and no reasonable cause for taking the loans in cash or any exceptional circumstances had been stated by the assessee?
3. Whether the genuineness of a loan is not a reasonable cause postulated under Section 271D and therefore levy of penalty under Section 271 D is proper especially in the places where the creditors resided there is banking facility available?"

2. The assessment year in this case is 2007-08. The respondent/assessee is engaged in the manufacture of plastic components. The assessee filed returns for the relevant assessment year on 01.04.2008 showing certain amounts as loans. The said return was selected for scrutiny. Besides the loan availed from banks, it was found that there were sundry loans for a sum of Rs.70,54,153/- as on 31.3.2007. The documents submitted by the assessee were verified, more particularly the ledger, which reflected cash loan accepted by the assessee for an amount not less than Rs.18,000/-. The General Ledger Pages 247 to 255 showed loans "by cash". In the course of this proceeding, the Department wanted to verify the genuineness of those transactions and on 01.12.2009, the Authorised Representative of the appellant submitted 24 individuals with address at Kanyakumari District and have claimed that they were agriculturists and they had income out of agriculture and they have lent the amount to the assessee without interest. Consequent to this, the Department completed the assessment under Section 143(3) of the Income Tax Act. However, with regard to the sundry loan, taking note of the balance as on 31.3.2007, the Assessing Officer initiated penalty proceedings under Section 271D of the Income Tax Act for violation of Section 269 SS of the Income Tax Act and the Authority imposed penalty of Rs.35,33,242/-. As against which, the assessee preferred an appeal before the Commissioner of Income Tax (Appeals).

3. The Commissioner of Income Tax (Appeals) accepted the contention of the assessee that the penalty proceedings was not sustained on the ground of limitation and also on merits and allowed the appeal filed by the assessee holding as follows:

"Over and above, the legal position as mentioned above, the AR of the appellant submitted confirmation letters from all the loan creditors and also ledger abstract from the books of the accounts for sundry loans received during the year under consideration. The appellant has borrowed loans to the extent of Rs.35,30,978/- as on 31.3.2006 relating to the previous assessment year and during the year has taken cash loans to the tune of Rs.35,35,242/-. All the loan amount as per the ledger extract under the head sundry loans account page No.247 to 255 were below Rs.20,000/- accepted in cash from the agriculturists and have been accepted during the course of assessment proceedings. On verifying the confirmation letters all the loan creditors have mentioned specifically in their confirmation letters that the above amount are given as hand loan basis returnable on short notice without interest since they do not have bank account, they paid the amount in cash to the appellant. Once having accepted the genunity of the loan creditors and also all the loans received are below Rs.20,000/- in cash there is no cash for the assessing officer to invoke the provisions u/s 269SS as can be seen from the notice issued by the Addl. Commissioner of Income Tax vide her letter dated 07.06.2010 in which the appellant was asked to furnish details of persons who have lend money in excess of Rs.20,000/- contravening provision of section 269SS of the IT Act. Since all the loans received in cash are below Rs.20,000/- and accepted all the loans for their genunity during the assessment proceedings therefore there is no case for the either assessing officer or Addl. Commissioner for levying penalty u/s.271D and hence the penalty levied by the Addl. Commissioner u/s.271D imposing a penalty of Rs.35,33,242/- is therefore deleted."

4. As against which, the Department has filed an appeal before the Income Tax Appellate Tribunal, which, partly allowed the appeal, (wrongly stated as appeal dismissed). In so far as the limitation is concerned, the Tribunal held as follows:

"12. Taking cue from the Hon'ble Special Bench decision, we also have no hesitation to hold that in the present case as well, the ACIT/A.O. had no jurisdiction to issue notice of penalty under sec.271D read with sec.274 of the Act. Further, the competent authority issued notice on 9.6.2010 followed by penalty order dated 31.12.2010 which is valid in the eyes of law since it was passed within six months from the end of month in which the penalty action was initiated. Hence, on limitation aspect only, we are of the view that the CIT(Appeals) has wrongly held the penalty imposed under sec.271D of the Act as barred by limitation by computing it from the date of notice dated 3.12.2009(supra)."

5. On the merits of the case, the Tribunal accepted the findings of the Commissioner of Income Tax (Appeals) to hold that the loan transactions were verified and found to be bona fide transactions. In so far as it relates to the loan extended by the agriculturists, who did not have bank accounts, 24 individuals were verified by the Assessing Officer and the documents submitted by them were accepted by the Assessing Officer as genuine and consequently, the sundry loan account has been found to be in order and on that premise, the Tribunal confirmed the order of the Commissioner of Income Tax (Appeals) holding that there is no case to doubt or lack credibility in the assessee's version that these sundry loans were taken from agriculturists and the purpose for which the loan was availed would fall within the parameters of the provision of Section 273B of the Income Tax Act that there was reasonable cause for the assessee to avail the loan. The order of the Tribunal is extracted as below for better clarification:

"13. Coming to merits of the case, it emerges that the penalty was imposed on the assessee for alleged violation of sec.269SS of the Act providing the assessee to prove bonafides and genuineness of all loans in question. The CIT(Appeals) has found that all loans received by assessee in cash are below Rs.20,000/- The assessee has also produced its ledger account coupled with creditors' confirmation letters who stated in unequivocal terms that they had lent the money to the assessee without interest in cash in view of absence of banking facility in the concerned locality. In our considered opinion, the assessee has successfully discharged onus in leading above cogent evidence. It is not the case of the Revenue that the amount received by the assessee per creditor in any case exceeds Rs.20,000/- which could endoubt the credibility of the assessee's version. Admittedly in assessment proceedings, neither there is any addition made by Assessing Officer, nor there is any iota of any act on assessee's part concealment. Accordingly, we do not find any reason to interfere with CIT(Appeals)'S findings qua merits of the case."

6. Learned Standing Counsel appearing for the Revenue submits that there is no reasonable cause for having taken cash loan in routine manner and no exceptional circumstances were shown for taking the cash loan. Since the assessee did not have any agricultural income, the assessee had not satisfied the requirements of Section 269SS of the Income Tax Act. Hence, he submits the order of the Tribunal may be set aside. In support of his contention, he relied on the decision reported in (2012) 340 ITR 560 (P.Baskar V. Commissioner of Income Tax).

7. We heard learned Standing Counsel appearing for the Revenue and perused the materials placed before this Court.

8. We find in this case that the Authorities below have on facts clearly accepted, after proper verification, that the sundry loans have been extended by the agriculturists within the limits prescribed under Section 269SS of the Income Tax Act and the bonafides of the transactions is not doubted. The genuineness of the sundry creditors have also been verified. The assessee has also given reasonable explanation for availing such loan, which has been accepted by the Authorities below. Therefore, on facts, there appears to be no dispute in the present case. Therefore, the Commissioner of Income Tax (Appeals) and the Income Tax Appellate Tribunal are justified in holding that there was no case for invocation of Section 271D of the Income Tax Act on the alleged violation of Section 269SS because, as the assessee in this case has satisfied the test of reasonable cause as required under Section 273B of the Income Tax Act.

9. The above view was fortified by the decision of the Apex Court reported in (2002) 255 ITR 258 (Assistant Director of Inspection (investigation) V. Kum.A.B.Shanthi), wherein it was held it is important to note that another provision, namely section 273B was also incorporated which provides that notwithstanding anything contained in the provisions of section 271D, no penalty shall be imposable on the person or the assessee, as the case may be, for any failure referred to in the said provision if he proves that there was reasonable cause for such failure and if the assessee proves that there was reasonable cause for failure to take a loan otherwise than by account-payee cheque or account-payee demand draft, then the penalty may not be levied. This decision was followed by this Court in the decision reported in (2008) 303 ITR 312 (Commissioner of Income Tax V. Balaji Traders).

10. The decision relied on by the learned Standing Counsel appearing for the Revenue reported in (2012) 340 ITR 560 (P.Baskar V. Commissioner of Income Tax) does not apply to the facts of the present case, as in that case, the Tribunal as well as the Authorities below found that there was no reasonable cause shown by the assessee for taking cash loan.

11. The facts in that case are different from the case on hand and it stands distinguished on that account. Here, the assessee has shown reasonable cause for availing loan from the agriculturists, which was accepted by the Authorities below. The genuineness of the creditors have been verified and the transactions were never doubted by the Authorities below. Hence, we find no reason to interfere with the order of the Tribunal as the reasonable cause is a finding of fact.

12. Accordingly, we find no question of law much less any substantial question of law arises for consideration in the above appeals. Therefore, both the Tax Case (Appeals) stand dismissed. No costs.

Index   :Yes/No						(R.S.,J)	(G.M.A.,J)	
Internet:Yes/No							11.8.2014

sl

To