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 12, Cited by 1]

Income Tax Appellate Tribunal - Jaipur

Smt. Nirmala Agarwal, Jaipur vs Assistant Commissioner Of Income Tax, ... on 21 February, 2020

                 vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
   IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCH 'B', JAIPUR

    Jh fot; iky jkWo] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
BEFORE: SHRI VIJAY PAL RAO, JM & SHRI VIKRAM SINGH YADAV, AM

                      vk;dj vihy la-@ITA No. 645/JP/2018
                    fu/kZkj.k o"kZ@Assessment Years : 2009-10.
Smt. Nirmala Agarwal,               cuke The ACIT,
C/o Akhilesh Jain, CA               Vs.     Circle-5,
A-411,Triveni Nagar,                        Jaipur.
Gopalpura Bye-Pass Road,
Jaipur.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No. ABPPA 5989 E
vihykFkhZ@Appellant                   izR;FkhZ@Respondent

      fu/kZkfjrh dh vksj ls@Assessee by : Shri Vedanta Agarwal (Advocate)

      jktLo dh vksj ls@ Revenue by : Shri A.K. Mehala (JCIT)

                lquokbZ dh rkjh[k@ Date of Hearing : 18/02/2020.
      ?kks"k.kk dh rkjh[k@ Date of Pronouncement : 21/02/2020.
                                  vkns'k@ ORDER
PER VIJAY PAL RAO, J.M.

This appeal by the assessee is directed against the order dated 26th February, 2018 of ld. CIT (A)-2, Jaipur for the assessment year 2009-10. The assessee has raised the following grounds of appeal :-

" 1. The learned CIT (Appeals) erred in upholding the "reassessment"

based on (i) Reasons having no sanction of the appropriate authority as provided in section 151 of the Income Tax Act, prior to issue of notice u/s 148 of the Act; (ii) alleged information obtained from a person (i.e .the supplier Mr. Rajendra Jain) by way of statements u/s 132(4) of the Income Tax Act, 1961, without bringing on records any corroborative evidences to 2 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

support the said statements, (the said statements were later on retracted by duly sworn affidavit); (iii) without providing any opportunity to the assessee to cross examine the said person and also to cross verify the accounting records of supplier firms with which the said person was associated to elicit the authenticity of the contents of the statements„ (iv) without giving complete copies of the statements of other persons referred to in the statements of said person for rebuttal by the assessee; and (v) relying upon judicial decisions, facts of which were different or overruled in subsequent decisions and not considering the judicial decisions having identical facts.

2. The learned CIT (Appeals) further erred in holding purchases of diamonds aggregating Rs.36651505/= (which were exported out of country after proper verification by the Custom Authorities) as bogus and sustaining addition of Rs. 7533550/- (as per arithmetic calculation, the amount comes to Rs.6597271/ ) by applying profit rate of 18.00% on said purchases from concerns in which Mr. Rajendra Jain (supra) stated to be associated.

3. Without prejudice to above, the learned CIT (Appeals) has further erred -

(a) rejecting the books of accounts u/s 145(3) where no corroborative evidence was on record to disprove the purchase of diamonds which were ultimately exported out of country.
(b) in applying hypothetical gross profit rate of 18% stating as of previous year as against actual gross profit rate of 3.98% for the A.Y. 2008-09 and average gross profit rate of 4.43% of preceding three years in diamond segment.
(c) in not allowing reduction from 18% gross profit rate on purchase of Diamonds (alleged as bogus) aggregating Rs. 36651505/=, the gross profit already included in the aggregate gross profit declared in the Trading Account.
3 ITA No. 645/JP/2018

Smt. Nirmala Agarwala, Jaipur.

(d) in sustaining disallowance of Rs.7533550/= calculated by applying gross profit rate of 18%, whereas the amount in fact works out to Rs.6597271/-.

4. That the appellant craves leave to add, alter, amend or abandon any of the grounds of appeal either before or at the time of hearing of appeal."

2. The assessee is an Individual and proprietor of M/s. Neer Gems and engaged in the business of trading and export of Gem Stones - rough and polished, diamonds. The assessee filed her return of income on 30th September, 2009 declaring total income of Rs. 55,11,580/-. The return was processed under section 143(1) on 15.12.2010. Subsequently, the AO reopened the assessment by issuing the notice under section 148 on 26th March, 2016 on the basis of the information received from the Investigation Wing, Mumbai that the assessee has taken accommodation entries of bogus purchases from various concerns controlled by Shri Rajendra Jain Group, Shri Dharmichand Jain Group and Shri Sanjay Choudhary Group, Mumbai. Accordingly, the AO proposed to reassess the income of the assessee in respect of the purchases of Rs. 3,66,51,505/- made from 6 (six) concerns as under :-

                Sr.    Name of Seller    Amount (Rs.)
                1      Avi Exports       90,63,237/-
                2      Aadi Impex        95,16,954/-
                3      SunDiam           33,58,146/-
                4      Karnawat          86,25,412/-
                       Impex P. Ltd.
                5      Kriya     Impex   47,99,789/-
                       Pvt. Ltd.
                6      Moulmani          12,87,967/-
                       Impex Pvt. Ltd.
                       Total :           Rs. 3,66,51,505/-
                                           4
                                                                    ITA No. 645/JP/2018
                                                           Smt. Nirmala Agarwala, Jaipur.




The AO while passing the reassessment order dated 14.12.2016 has held that these suppliers have admitted to be engaged in providing bogus purchase entries and, therefore, the purchases claimed by the assessee from these concerns are not genuine. The AO accordingly disallowed 25% of these purchases and made the addition of Rs. 91,62,876/- to the total income of the assessee. The assessee challenged the action of the AO before the ld. CIT (A) and contended that in support of its purchases, the assessee produced all the relevant documents which include bills, vouchers, details of the suppliers including PAN, payment through banking channel and corresponding export which has not been disputed even by the Customs Authorities. Therefore, the assessee contended that all these relevant documentary evidences established the fact that the purchases are genuine and there is corresponding export of the goods by the assessee. The ld. CIT (A) modified the order of the AO and observed that after rejection of books of accounts under section 145(3) of the IT Act the income of the assessee is required to be estimated. However, the ld. CIT (A) has restricted the addition by applying 18% gross profit in respect of the alleged bogus purchases which has resulted an addition of Rs. 75,33,550/-.

3. Before us, the ld. A/R of the assessee has submitted that the AO has made the addition only on the basis of the 3rd Party information without subjecting the same to further scrutiny. He has further contended that the assessee produced bills/invoices issued by the suppliers of the goods along with export bills which show the purchases made by the assessee were exported and were also cleared by the Customs Department. The description of the goods purchased by the assessee and 5 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

the exports made by the assessee is matching and the quantity is also reflected in the Stock Register showing inward and outward of the goods. The assessee also produced payment details and supporting evidence which is the bank statement showing the payment was made through banking channel. Thus when the sale of the assessee is not in dispute which is the export made by the assessee of these goods, then the purchases of the assessee cannot be held as bogus. The ld. A/R of the assessee has further submitted that the AO has not brought any tangible material on record except the statement of the 3rd Party recorded by the Investigation Wing Mumbai which cannot be the basis of addition or disallowance by treating the purchases as bogus. In support of his contention, he has relied upon the judgment of Hon'ble Supreme Court in case of CIT vs. Odeon Builders Pvt. Ltd., 418 ITR 315 (SC) as well as the decision of Hon'ble Delhi High Court in case of Sarthak Securities Co. Pvt. Ltd. vs. ITO, 329 ITR 110 (Del.). The assessee has also relied upon the judgment in case of PCIT vs. G & G Pharma India Ltd., 384 ITR 147 (Del.) and submitted that the AO has grossly erred while making the addition on the basis of the statement of 3rd Party without giving an opportunity to the assessee to cross examine those parties. The ld. A/R has relied upon the decision of the Hon'ble Supreme Court in case of Andaman Timber Industries vs. CCE, 62 taxmann.com 3 (SC). Even otherwise, after rejection of books of accounts under section 145(3) the addition cannot be made by disallowing the purchases but the income of the assessee ought to have been estimated by applying some reasonable and proper GP or NP having regard to the past history of the assessee. The ld. A/R has further contended that though the ld. CIT (A) has tried to justify the disallowance @ 18% by citing the GP of the previous years, however, the percentage of GP shown by the 6 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

ld. CIT (A) in the impugned order is not correct. The ld. A/R has further submitted that since the purchases of diamonds are doubted by the AO, therefore, the GP in the diamond segment has to be taken into account. Thus the 18% profit rate applied by the ld. CIT (A) is highly unreasonable and excessive. He has further submitted that when all the documentary evidences were produced before the AO which include the purchase bills/invoices, export invoices, export way bills, air bills which were duly cleared by the Customs Department and thereby the sales of the assessee are accepted as genuine, then the corresponding purchase of the material/same goods cannot be held to be bogus. The ld. A/R has also referred to the ledger account as well as stock register and submitted that the entries in the ledger account clearly manifest the purchases made and payments made by the assessee through proper banking channel. Each and every entry in the ledger account can be crossed check with the bank statement of the sellers/supplier concerns. Further, all these materials are also recorded in the stock register of the assessee. Therefore, once the quantitative details have been verified and reconciled from the stock register, ledger account as well as sales/exports of the assessee, then the purchases cannot be doubted. In support of his contention, he has relied upon the decision dated 10th September, 2018 of the Delhi Benches of the Tribunal in case of Haryana Jewellers Pvt. Ltd. vs. ITO in ITA No. 2315/Del/2018 and submitted that an identical issue of purchases made from the concerns allegedly controlled by Shri Rajendra Jain Group and particularly M/s. Avi Exports was considered by the Delhi Benches of the Tribunal and the addition made by the AO and sustained by the ld. CIT (A) was deleted. The ld. A/R has also relied upon the decision of the Coordinate Bench of this Tribunal dated 4th November, 2019 in case of M/s. Sunny Gems India 7 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

Pvt. Ltd. vs. ITO in ITA No. 445/JP/2018. Hence the ld. A/R has pleaded that the addition sustained by the ld. CIT (A) may be deleted.

4. On the other hand, the ld. D/R has submitted that the AO has clearly made the reference of the statements recorded by the Investigation Wing Mumbai and the relevant part of the statements of Shri Rajendra Jain, Shri Mudit Karnawat and Shri Manish Jain has been reproduced by the AO in the assessment order which clearly established the fact that these persons were indulging in providing accommodation entries of bogus purchases. The assessee has claimed to have made the purchases from these 6 concerns of the same group found by the Investigation Wing as providing accommodation entries. Accordingly, when the AO has established the fact of accommodation entries provided by these persons, then the purchases of the assessee cannot be accepted as genuine. He has relied upon the orders of the authorities below.

5. We have considered the rival submissions as well as the relevant material on record. The AO has made the addition by treating the purchases to the extent of Rs. 3,66,51,505/- from 6 parties as referred in the foregoing part of this order as bogus purchases being the accommodation entries provided by Shri Rajendra Jain and others. The assessment order is based solely on the statements of Shri Rajendra Jain and his employees Shri Mudit Karnawat as well as Shri Manish Jain wherein they have admitted their indulgence of providing accommodation entries inter alia bogus purchases. Except these statements as recorded by the Investigation Wing, the AO has not conducted any further enquiry or even confronted the assessee with those statements or to allow the assessee to cross examine these persons. There is no dispute that the onus is on the assessee to 8 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

prove that the purchases claimed by it are genuine. The assessee in support of her claim produced the purchase bills issued by these parties having details of their PAN, addresses etc. The assessee has also produced the export invoices, export way bills/air way bills duly cleared by the Customs Department. Therefore, the sale of the assessee which is the export was not doubted either by the Customs Department or by the AO. The assessee produced the ledger account of all the parties showing all the entries of purchases and the payment through banking channel which is verifiable from the corresponding bank account details of the assessee as well as these supplier concerns. These facts are not disputed by the AO rather the AO has accepted that all the payments were made through banking channel. From the Stock Register it is manifest that the purchases made from these concerns are duly reflected in the inward quantity and the corresponding outward quantity is also reflected in the stock register which is on account of export. Therefore, when the same quantity which is claimed to have been purchased from these concerns is exported and reflected in the stock register, which can be reconciled with the transactions of purchase and inward entries in the stock register as well as outward entries with the concerned vouchers/bills, then the purchases cannot be held as bogus. Once these transactions of purchases are recorded in the Stock Register giving the details and particulars of the quantity as well as the corresponding bill and the corresponding outward quantity also reflected which is the export of the assessee and not disputed by any of the authorities including the Customs, then the purchases of the said quantity cannot be held as bogus though there may be an issue of purchase price as claimed by the assessee from these concerns. However, once the quantitative details of the purchases and exports are matching as per the 9 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

Stock Register and these quantities can be identified with the purchases and concerned vouchers/bills, then the assessee has prima facie discharged her onus to prove that the purchases are genuine. Though the mere payment through banking channel do not ipso facto establish that the transaction is genuine but once the assessee has produced all the relevant documentary evidences along with the payment through banking channel, then in the absence of any contrary material and particularly a documentary evidence to establish that the evidence produced by the assessee is forged, the claim of the assessee cannot be held as bogus. We further note that once the AO has rejected the books of account of the assessee by invoking the provisions of section 145(3) of the Act and has not doubted the sales/turnover of the assessee, then it is settled proposition of law that the income of the assessee is required to be estimated on best judgment basis. It is also a settled proposition that while estimating the income of the assessee, the past GP history declared by the assessee or attained finality in the proceedings can be a good and proper guidance. Neither the AO nor the ld. CIT (A) has proceeded as per well settled proposition on this aspect while making the disallowance/addition on account of bogus purchases. The AO made the addition of 25% of these alleged bogus purchases which itself proves that the AO himself has not considered all the purchases as bogus. Further, the ld. CIT (A) while sustaining the addition has applied 18% as Net Profit on such purchases. The actions of the AO as well as the ld. CIT (A) are not in conformity with the well settled legal proposition of estimation of income after rejection of books of account by invoking the provisions of section 145(3) of the Act. The Hon'ble Supreme Court in case of CIT vs. Odeon Builders Pvt. Ltd. (supra) while 10 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

upholding the orders of the Hon'ble High Court as well as of the Tribunal has held in para 3 & 4 as under :-

"3. However, on going through the judgments of the CIT, ITAT and the High Court, we find that on merits a disallowance of Rs. 19,39,60,866/- was based solely on third party information, which was not subjected to any further scrutiny. Thus, the CIT (Appeals) allowed the appeal of the assessee stating:
"Thus, the entire disallowance in this case is based on third party information gathered by the Investigation Wing of the Department, which have not been independently subjected to further verification by the AO who has not provided the copy of such statements to the appellant, thus denying opportunity of cross examination to the appellant, who has prima facie discharged the initial burden of substantiating the purchases through various documentation including purchase bills, transportation bills, confirmed copy of accounts and the fact of payment through cheques, & VAT Registration of the sellers & their Income Tax Return. In view of the above discussion in totality, the purchases made by the appellant from M/s Padmesh Realtors Pvt. Ltd. is found to be acceptable and the consequent disallowance resulting in addition to income made for Rs. 19,39,60,866/-, is directed to be deleted."

4. The ITAT by its judgment dated 16th May, 2014 relied on the self-same reasoning and dismissed the appeal of the revenue. Likewise, the High Court by the impugned judgment dated 5th July, 2017, affirmed the judgments of the CIT and ITAT as concurrent factual findings, which have not been shown to be perverse and, therefore, dismissed the appeal stating that no substantial question of law arises from the impugned order of the ITAT." Thus the disallowance made by the AO based on the 3rd party information gathered by the Investigation Wing of the Department which was not subjected to independent verification by the AO was deleted by the ld. CIT (A), confirmed by the Tribunal as well as by the Hon'ble High Court which was further upheld by the Hon'ble Supreme Court while dismissing the appeals filed by the revenue. Even otherwise, the assessment order solely based on the statements of the 3rd party is not sustainable in law when the opportunity of cross examination was not given to 11 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

the assessee. The Hon'ble Supreme Court in case of Andaman Timber Industries vs. CCE (supra) has held in para 5 to 9 as under :-

"5. We have heard Mr.KavinGulati, learned senior counsel appearing for the assessee, and Mr. K. Radhakrishnana, learned senior counsel who appeared for the revenue.

6.According to us, not allowing the assessee to cross-examine the witness by the Adjudicating Authority though the statements of those witnesses were made the basis of the impugned order is a serious flaw which makes the order nullity inasmuch as it amounted to violation of principles of natural justice because of which the assessee was adversely affected. It is to be borne in mind that the order of the Commissioner as based upon the statements given by the aforesaid two witnesses. Even when the assessee disputed the correctness of the statements and wanted to cross-examine, the Adjudicating Authority did not grant this opportunity to the assessee. It would be pertinent to note that in the impugned order passed by the Adjudicating Authority he as specifically mentioned that such an opportunity was sought by the assessee. However, no such opportunity was granted and the aforesaid plea is not even dealt with by the Adjudicating. As far as the Tribunal is concerned, we find that rejection of this plea is totally untenable. The Tribunal has simply stated that cross-examination of the said dealers could not have brought out any material which could not be in possession of the appellant themselves to explain as to why their ex-factory prices remain static. It was no for the Tribunal to have guess work as to for what purposes the appellant wanted to cross-examine those dealer and what extraction the appellant wanted from them.

7. As mentioned above, the appellant had contested the truthfulness of the statements of these two witnesses and wanted to discredit their testimony for which purpose it wanted to avail the opportunity of cross --examination. That apart, the Adjudicating Authority simply relied upon the price list as maintained at the depot to determine the price for the purpose of levy of excise duty. Whether the goods were, in fact, sold to the said dealers/witnesses at the price which is mentioned in the price list itself could be the subject matter of cross-examination. Therefore, it was not for the Adjudicating Authority to presuppose as to what could be the subject matter of the cross-examination and made the remarks as mentioned above. We may also point out that on an earlier occasion when the matter came before this Court in Civil Appeal 12 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.

No. 2216 of 2000 , order dated 17.2.2005 was passed remitting the case back the Tribunal with the directions to decide the appeal on merits giving its reasons for accepting or rejecting the submissions.

8. In view the above, we are of the opinion that if the testimony of these two witnesses is discredited, there was no material with the Department on the basis of which it could justify its action, as the statement of the aforesaid two witnesses was the only basis of issuing the Show Cause Notice.

9. We, thus set aside the impugned order as passed by the Tribunal and allow this appeal."

Thus the Hon'ble Supreme Court has held that not allowing the assessee to cross examine the witnesses by the adjudicating authority with the statements of those witnesses were made the basis of impugned order is a serious flaw which makes the order nullity as well as it amounts to violation of principles of natural justice. In the case in hand, when the assessee has demanded the cross examination, the AO instead of giving the opportunity to the assessee to cross examine the witnesses has rather asked the assessee to produce those witnesses. The Delhi Benches of the Tribunal in case of Haryana Jewellers Pvt. Ltd. vs. ITO (supra) has held in para 5 as under :-

"5. We have heard the rival submissions and perused the material available on record. It is not in dispute that the statement of Shri Rajendra Jain, on which the department has relied while making the addition of Rs. 30,01,478/-, has been retracted by Shri Rajendra Jain. This fact has been duly noted by the Assessing Officer in the assessment order in Para 3.4.6 wherein it has been mentioned that the statement of Shri Rajendra Jain had been retracted. However, the Assessing Officer has held that the assessee cannot be allowed the benefit of retraction of statement by Shri Rajendra Jain because the department had rejected the retraction of Shri 13 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.
Rajendra Jain in his case on the ground that Shri RS Jain had not filed the affidavit regarding retraction before the Investigation Wing. It is further seen that the assessee had filed the following documents before the lower authorities to substantiate the genuineness of purchase: stock register, quantitative reconciliation statement, copy of ledger accounts of M/s Avi Exports along with bank statement from which the payments for purchases were made. Apart from this, there is affidavit of Shri Rajendra Jain, proprietor of M/s Avi Exports which was filed in response to requisition u/s 133(6) of the Act and also confirmation of balance of the assessee company, copy of sales account regarding sales made to the assessee, copy of ledger account of the assessee in the books of M/s Avi Exports, copy of bank statement of M/s Avi Exports to substantiate receipt of payment against purchases, the retraction of statement by Shri Rajendra Jain regarding statement made after search and as filed before the DCIT, Surat and affidavit of Shri Rajendra Jain regarding retraction of statement. A perusal of the order of the lower authorities shows that all these documents were completely disregarded by the lower authorities without assigning any reason. It is also noteworthy that the sales as declared by the assessee were accepted to be genuine by the department and it is only purchases which are being doubted by the department. However, no cogent reason has been given by the department for treating the purchases as not being genuine but accepting the sales made against the said bogus purchases as genuine. Therefore, on overall facts of the case, it is our considered opinion that the Ld. Commissioner of Income Tax (A) was not correct in sustaining the disallowance to the tune of 25% of the alleged bogus purchase when the very basis on which the bogus purchases have been alleged to have been made does not stand in view of the retraction of statement by Shri Rajendra Jain as well as the voluminous documentary evidences which were filed by the assessee before the lower authorities and which substantiate the genuineness of the purchases from M/s Avi Exports. Therefore, under the circumstances, we are unable to concur with the findings of the lower authorities and we deem it fit to set aside the order of the Ld. Commissioner of Income Tax (A) and direct the Assessing Officer to delete the addition with respect to the alleged bogus purchases."
14 ITA No. 645/JP/2018

Smt. Nirmala Agarwala, Jaipur.

Therefore, the purchases made by the assessee in the said case from M/s. Avi Exports were treated by the AO as bogus, however, the Tribunal after considering the voluminous documents filed by the assessee before the lower authorities has set aside the orders of the lower authorities and deleted the addition made on account of alleged bogus purchases. It is pertinent to note that the addition made by the AO in the said case of M/s. Haryana Jewellers Pvt. Ltd. vs. ITO (supra) was also on the basis of statement of Shri Rajendra Jain. Similarly, the Coordinate Bench of this Tribunal in case of M/s. Sunny Gems India Pvt. Ltd. vs. ITO (supra) has considered and decided an identical issue in para 6 as under :-

"6. We have heard the rival contentions and perused the material available on record. We find that it is a case where the AO based on investigation carried out during the course of search in case of Rajendra Jain Group has come to be conclusion that the assessee has taken accommodation entry of bogus purchases from five concerns to the extent of Rs. 1,83,68,232/- and the books of account have been rejected u/s 145(3) and the additions have been made to the extent of 25% of the unverifiable bogus purchases which have been restricted to 15% by the ld. CIT(A). No specific arguments have been taken against the rejection of books of accounts u/s 145(3) and hence, the rejection of books of accounts and results so declared therein is confirmed. Given that the books of accounts have been rejected, the Assessing Officer is required to make the assessment on the basis of best judgment instead of resorting to making the addition to the book results. The Assessing officer while exercising his jurisdiction cannot act arbitrarily or capriciously. The assessment must proceed on judicial considerations in light of relevant material available on record. In other words, in any case of best judgment, though the element of guess work is involved, however the guess work should have nexus with the material on record and discretion must not be exercised arbitrarily or capriciously. For the purposes of making the best judgment assessment, past history of the assessee has been held as reliable and reasonable basis for estimation of profits. Alternatively, comparable cases in the similar line of business should be considered. In the instant case, being 15 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.
the first year of operations, past history is not relevant and hence, considering the comparable case of M/s Kedia Exports Pvt. Ltd., which has declared the GP rate of

10.04% as against 11.41% declared by the assessee, we are of the considered view that no addition should be made in the hands of the assessee company." Accordingly, in the facts and circumstances of the case where the assessee has produced all the relevant documentary evidences which prove the genuineness of the purchases as well as following the decisions as relied upon by the assessee, we delete the addition sustained by the ld. CIT (A) on account of bogus purchases.

6. In the result, appeal of the assessee is allowed.

       Order pronounced in the open court on                21/02/2020.

             Sd/-                                                    Sd/-
       ¼foØe flag ;kno½                                       ¼ fot; iky jkWo ½
   (Vikram Singh Yadav)                                     (VIJAY PAL RAO)
ys[kk lnL;@Accountant Member                         U;kf;d lnL;@Judicial Member

Tk;iqj@Jaipur
fnukad@Dated:- 21/02/2020.
das/

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant-Smt. Nirmala Agarwal, Jaipur.
2. izR;FkhZ@ The Respondent-The ACIT, Circle-5, Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File {ITA No. 645/JP/2018} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar 16 ITA No. 645/JP/2018 Smt. Nirmala Agarwala, Jaipur.