Income Tax Appellate Tribunal - Ahmedabad
Ambica Ginning & Pressing Pvt.Ltd.,, ... vs Department Of Income Tax on 29 June, 2009
1
IN THE INCOME TAX APPELLATE TRIBUNAL : 'D' BENCH : AHMEDABAD
(Before Hon'ble Shri T.K. Sharma, J.M. & Hon'ble Shri N.S. Saini, A.M.)
I.T.A. No. 2609/AHD./2009
Assessment Year : 2006-2007
Income Tax Officer, S.K. Ward-1, Himatnagar -vs.- Ambica Ginning & Pressing Pvt. Ltd.,
Sabarkantha (P.A. No. AACCA 8533 B)
(Appellant) (Respondent)
Appellant by : Shri C.K. Mishra, Sr. D.R.
Respondent by : Shri S.N. Divetia
ORDER
Per Shri T.K. Sharma, Judicial Member :- This appeal filed by the Revenue is against the
order dated 29.06.2009 of learned Commissioner of Income Tax (Appeals) -X, Ahmedabad for the assessment year 2006-07.
2. The grounds raised in this appeal are as under :-
(1) The ld. C.I.T.(A) has erred in law and on facts in deleting the addition of Rs.21,60,660/- made by the Assessing Officer on account of suppressed sales by holding that the assessee has claimed excess shortage.
(2) The ld. C.I.T.(A) has erred in law and on facts in holding that the data published by respectable Research Institute like ATIRA and the information given in the Departmental Manual "Investigation of Accounts" not reliable.
3. The facts in brief are that the assessee is a Private Limited Company engaged in ginning and pressing of cotton. For the assessment year under appeal, it filed return of income declaring total income at Rs.3,52,743/-. During the assessment year under consideration, the A.O. noted that the assessee has claimed for the relevant period at 4.23% as against 2.41% disclosed in the immediately preceding year. In response to queries raised by the A.O. regarding such a high percentage of claim for wastage, it was explained on behalf of the assessee that its main raw material was raw cotton, which was a natural agricultural product and was mainly dependent on atmosphere. It was further explained that when the raw material is purchased in midterm, it contained high percentage of moisture than other seasons. Since during the relevant period, the assessee made purchases mostly in mid-term the raw material contained high percentage of moisture which had resulted into high wastage in comparison to the earlier year. Before the A.O., 2 the assessee also filed certificates from Idar Sahakari Gin. Mills Ltd., Idar and Jadar Vibhagiya Sahakari Gin. Mill Ltd., Jadar. As per certificates, the percentage of shortage in such type of manufacturing activity was declared at 3 to 4%.
4. The A.O. found the aforesaid submissions of the assessee not convincing. The A.O. observed that in the Investigation Manuel Volume-II issued by the Income Tax Department, as per the study conducted by Ahmedabad Textile Industries Research Association (ATIRA), the maximum shortage in Roller Ginning Process (RGP) was at 1.5%. The A.O. also found that M/s. Shreeji Cotton Company, Vadali, Sabarkantha and M/s. Laxmi Ginning Factory, Vadali, which were doing the same business, had disclosed shortage at 2.3% and 2.14% respectively in the assessment year 2006-07. He accordingly doubted the wastage claimed by the assessee and also rejected the certificates of Idar Sahakari Gin. Mills, Idar and Jadar Vibhagiya Sahakari Gin. Mill Ltd., Jadar. The reasons for rejecting the same as raised in the assessment order are that the assessee had not adduced any evidence with the certificates to show that these concerns were engaged in similar business. The A.O. on the basis of the analysis given in the assessment order allowed shortage at 3% and rejected the claim for remaining 1.23%. On this basis the A.O. held that the assessee had sold the cotton outside the books of accounts claimed in the garb of excess shortage. He worked out the such amount at Rs.21,60,660/- and added the same in the income of the assessee for the assessment year under appeal.
5. On appeal before the Learned Commissioner of Income Tax(Appeals), the assessee objected to the aforesaid addition of Rs.21,60,660/- as under :-
"1. Our company is engaged in the business of Ginning and Pressing of Cotton. The plant in which this activity is Gained out is fully automatic, it produces more refined Cotton.
2. Raw Cotton is purchased directly front the farmers There are many verities of Cotton. During the year under appeal, we purchased Cotton named Shanker Brand and ST. Cotton (Bio- technology). B.T. Cotton cons/sis of more than 60 brands,
3. At the time of purchase of Cotton, its quality is manually checked if it is found to be of our requirement, the bill is issued in the name of farmer. This bill contains name of the farmer, his village, quantity of Cotton, rate 3 of cotton, amount payable. Cotton purchased is entered in weight register. Thus there is complete check on purchases of Cotton.
4. Payment of purchase price is given by cheque.
5. Cotton purchased is stored in open shed Then it is sent to Center Platform in Gin House through pneumatic system. This process is carried out to remove dust and moisture from the Cotton. Afterwards, the Cotton is put in double roller gin for separation of Cotton lint and Cotton seed. After this process is over, Cotton is stored in shed known as pate house. Afterwards it is pressed in Cotton bates. Lastly it is sold to milers.
6. Complete record right from purchase of raw Cotton, till it is sold So the miler is maintained by the company. Xerox copies of some of the bills for each process were given to the assessing officer. The books of accounts and other relevant documents were produced during the course of assessment proceedings. Even a request was made to remain present during this process was carried out so that our statement could be verified.
7. Our books of accounts are audited u/s.44AB of the ! T. Act. It is accepted even by sates tax department No addition on account of excess shortage was made in our case even in scrutiny assessment.
8. During the course of assessment proceedings the A.O. wanted to reject shortage of 4.23% on the basis of literature of ATIRA. As per this literature shortage of 1.5% to 2.5% was considered to be reasonable, as informed to us.
9. In response to show cause notice given by the A.O., we explained our entire process as well as furnished two certificates from Idar Sahkari Gin Mill Ltd. and Jadar Vibhagiya Sahkari Gin Mill Ltd These certificates confirmed minimum 3% to 4% of shortage.
10. The A O. relied on the yield of other two assesses of different areas without giving any proof, material, evidence etc. to us. Even the literature of ATIRA was not furnished to us. No chance of cross examination was given to us.
11. Relying on the evidence and material of the third party without furnishing it to us, the A.O. estimated shortage at 3% and rejected shortage of 1.23% and made addition of Rs.21,60,660/-.
12. The action of the assessing officer is in gross violation of principle of natural justice and without considering the cogent material, evidences, proof etc. furnished to him during the course of assessment proceedings.4
6. Before the Learned Commissioner of Income Tax(Appeals), the ld. counsel of the assessee also placed reliance on the following decisions :-
"1. C.B.I. Vs.-. V.C. SHUKLA 3, S.C. pg. 410 (1998);
In this case, it was held that third party evidence could not be relied unless the assessee was given an opportunity to cross examine such person.
2. International Forest Co. -vs.- . CIT (101 !TR 721) (J &K);
Orissa Fisheries Development Corp. Ltd. -vs.- C!T (111 ITR 923) (Ori.) As held in these cases, Books of accounts can not be rejected on the ground of lesser out turn shown in comparison to previous year.
3. CIT V/s. Margadarsi Chit Funds Pvt. Ltd. (155 ITR 442)(Andhra Pradesh); As held in this case, before rejecting the system of accounting followed by the assessee, the Income Tax Officer must refer to the inherent defect in the system and record a clear finding that the system of accounting followed by the assessee is such that correct profits can not be deduced from the books of accounts maintained by the assessee."
Before the Learned Commissioner of Income Tax(Appeals), it was also alleged that the assessee was not given proper opportunity of being heard with regard to material used by the A.O. against it while drawing conclusion for suppression of production and sales thereof. Keeping in view the surrounding circumstances and in the interest of natural justice, the Learned Commissioner of Income Tax(Appeals) asked the A.O. to provide relevant documents to the appellant which were utilized by him while making the addition of Rs.21,60,660/-. The A.O. called the remand report from the A.O. and thereafter comments of the assessee thereon. The comments of the assessee were again forwarded to A.O. for his further comments. After obtaining the further comments of A.O., in the impugned order the Learned Commissioner of Income Tax(Appeals) deleted the addition for the detailed reasons given in para 5.11 to 5.16, which are re-produced as under :-
"5.11. I have considered the facts of the case and submissions of the Ld. AR. carefully. I have also gone through the remand report sent by the A.O. It is seen that the A.O. has rejected appellant's claim for shortage in the production process on the basis of a report prepared by Ahmedabad Textile Industries Research Association (ATIRA) and referred to in the Investigation Mannual II. Further, he has relied on the results of other two assessees of Sabarkantha Range, namely M/s. Shreeji Cotton Company, Vadali, Sabarkantha and M/s. Laxmi Ginning 5 Factory, Vadali engaged in similar Kind of business who had shown the shortage in the production process at 2.3% and 2,14% respectively in the A.Y.2006-07.
5.12. The A.O. while rejecting the appellant's claim for shortage has not analysed the details and the production process comprehensively while making the comparison from the report prepared by the ATIRA and the results disclosed by the aforesaid two parties. He has also not elaborated that how the appellant's production process is similar to the conditions laid down in the report of ATIRA and the production process of aforesaid two parties. This clearly shows that the A.O. has compared to figures in an academic way and not investigated the matter further as to how appellant's results were unrealistic and excessive in comparison to normal trends in the business.
5.13 The general trends indicated in the ATIRA's report as referred to in the Investigation Manual of the Department provides a lead to the A.O. to investigate the matter further if the assessee claims higher percentage in comparison to general trend. Thus, it could be a starting point for the A.O. for a further investigation in the matter. However, such trends as indicated in Investigation Manual do not Jay a thumb rule for rejection or otherwise an assessee's claim in the relevant fields of business. The A.O. without investigating the matter further drew the conclusion on the basis of ATIRA's report. Similarly, he has not discussed in detail the book results of two concerns namely M/s. Shreeji Cotton Company, Vadali, Sabarkantha and M/s. Laxmi Ginning Factory, Vadali as to how their manufacturing process, turnover etc. are on the same footing as of the appellant before relying on the percentage disclosed by these concerns and using against the appellant. These details were not provided to the appellant during the proceedings carried out by the A.O, when the matter was remanded to him.
5 14. The A.O. has not found any fault with the books of accounts of the appellant for the relevant period. He has not questioned the purchases and sales made by the appellant during relevant period. Therefore, when he has not found any fault with the books of accounts of the appellant for the relevant period, there does not appears to be any justification for rejection of its shortage in the production process which is supported by such books as maintained by the appellant.
5.15 Hon'ble Calcutta High Court in the case of Siddheswari Cotton Mills Pvt. Ltd. -vs.- CIT (117 ITR 953) (Cal) in the similar circumstances has held that -
" Textile mill--Production account indicating more wastage than in preceding year--Explanation of assesses rejected and amount added to income returned-No rejection of accounts-No basis for amount added by Tribunal on assumed production of cloth-
Addition not justified."
5.16. Therefore, keeping in view the facts surrounding the case and the legal position as discussed above, I do not find any justification for the addition of 6 Rs.21,60,660/- on account of alleged suppressed sales. In view of this, the addition made by the A.O. is hereby deleted".
7. Aggrieved by the order of Learned Commissioner of Income Tax(Appeals), the Revenue is in appeal before us.
8. At the outset, Shri S.N. Divetia on behalf of the assessee appeared and filed a decision of ITAT, 'B' Bench, Ahmedabad dated 09.01.2009 in the case of Ambica Cotton Co. -vs.- ITO, wherein the assessee was doing same line of business and Tribunal has accepted the yield rate of 32.86%. The ld. counsel of the assessee explained that in the assessment year under appeal, the yield rate of the assessee is 34% ,which is evident from the following chart :-
Asstt, Year Consumption of cotton Cotton Lint (inQt!,) Yield of cotton lint Cotton Seeds (in Qtl.) (%age) production 2004-05 58087 19951 34,35% 35357 Qtl.
[60.86%)
2005-06 4314 1541 3572% 2667 Qtl,
(61.89%)
2006-07 77463 26306 34% 47884 Qtl.
(61,81%)
2007-08 71173 24809 34.85% 44686 Qtl.
[60%)
The ld. counsel of the assessee further explained that in this line of business, the production of cotton lint from raw cotton and not the shortage because lesser production of cotton lint would mean higher cotton seeds. The shortage considered by the A.O. is the shortage from ginning of raw cotton and it includes both cotton lint and cotton seeds. The ld. counsel submitted that in the process, the assessee is producing cotton lint as well as cotton seeds and bother were short. In the case of Ambica Cotton Company (supra), the books of accounts were rejected whereas in the case of assessee no books of accounts have been rejected. Since in case where books of accounts are rejected by ITAT, 'B' Bench, Ahmedabad in the case of Ambica Cotton Company (supra), wherein it was held that cotton yield of 32.86% is fair and reasonable and, therefore, cotton yield of 34% declared by the assessee is rightly accepted by the Learned Commissioner of Income 7 Tax(Appeals) in the impugned order. Therefore, the ld. counsel pleaded that the view taken by the Learned Commissioner of Income Tax(Appeals) be upheld.
9. On the other hand, Shri C.K. Mishra, ld. Departmental Representative supported the order of authorities below. He submitted that looking to the previous history of the assessee's business, yield declared in the assessment year under appeal is less than in the earlier and subsequent years. Therefore, the addition made by the A.O. was fair and reasonable and pleaded that the addition of Rs.21,60,660/- be restored.
10. Having heard both the sides, we have carefully gone through the orders of authorities below and perused the material placed on record. It is pertinent to note that the assessee is maintaining regular books of accounts. Its books of accounts are audited under section 43B of the Income Tax Act. Profit & Loss A/c, Balance-sheet, Tax Audit Report in Form No. 3CD, etc. were duly furnished alongwith the return of income. The A.O. made the addition mainly on the basis of Investigation Manuel Volume-II issued by the Income Tax Department, wherein it is mentioned that maximum shortage in Roller Ginning Process (RGP) is at 1.5% as per the study conducted by Ahmedabad Textile Industries Research Association (ATIRA).We have carefully gone through the remand report and comments of the A.O. as well as assessee, which are re-
produced by the Learned Commissioner of Income Tax(Appeals) in the impugned order. Keeping in view the totality of the facts and circumstances of the case and the decision dated 01.01.2009 of ITAT, 'B' Bench, Ahmedabad in the case of Ambica Cotton Co. in ITA No. 3410/Ahd./2004 relied by the ld. counsel for the assessee, we are of the view that the view taken by the Learned Commissioner of Income Tax(Appeals) in deleting the addition of Rs.21,60,660/- is fair and reasonable. We, therefore, decline to interfere.
11. In the result, the appeal of the Revenue is dismissed.
The Order pronounced in the Court on 20.11.2009
Sd/- Sd/-
(N.S. Saini) (T.K. Sharma)
Accountant Member Judicial Member
DATED : 20 / 11 / 2009
8
Copy of the order is forwarded to :
1) The Assessee
(2) The Department
3) CIT(A) concerned; (4) CIT concerned, (5) D.R., ITAT, Ahmedabad.
True Copy By Order Deputy Registrar, ITAT, Ahmedabad Laha/Sr.P.S.