Income Tax Appellate Tribunal - Ahmedabad
Ms.Malti Ghanshaymbhai Patadia,, ... vs Income Tax Officer,Ward-10(2),, ... on 6 February, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
AHMEDABAD '' SMC " BENCH - AHMEDABAD
Before Shri S. S. Godara, JM & Shri Manish Borad, AM.
ITA No.3400/Ahd/2015
Asst. Year: 2006-07
Ms. Malti Ghanshyambhai Vs. ITO, Wd-10(2),
Patadia, Ahmedabad.
G-2, Tulsidham Duplex,
14, Patel Society, Gulbai
Tekdra
Appellant Respondent
PAN AFNPS 8792 R
Appellant by Shri Dipen Shah, AR
Respondent by Shri P. S. Chaudhary, Sr.DR
Date of hearing: 16.01.2017
Date of pronouncement: 06/02/2017
ORDER
PER Manish Borad, Accountant Member.
This appeal of assessee for Asst. Year 2006-07 is directed against the order of ld. CIT(A)-5, Ahmedabad, dated 27.10.2015 vide appeal No.CIT(A)-5/Wd-10(2)/534/2014-15 arising out of order u/s 143(3) r.w.s. 147 of the IT Act, 1961 (in short the Act), framed on 18.03.2014 by ITO, Wd-10(3), Ahmedabad. Following grounds have been raised in this appeal :-
1. The learned Commissioner of Income Tax (Appeals) has erred in confirming the notice issued by the Assessing Officer u/s.148 of the I.T. Act, 1961 which is illegal and bad in law and hence the same should be quashed.ITA No. 3400/A/2015 2
Asst. Year 2006-07
2. The learned Commissioner of Income Tax (Appeals) has erred in confirming the action of the in passing assessment order u/s. 143(3) r.w.s.147 of the I.T.Act,1961 which is illegal and bad in law.
3. The learned Commissioner of Income Tax (Appeals) has erred in confirming the action of Assessing Officer in framing the assessment in gross violation of principles of natural justice and equity by not providing the statement of Shri Mukesh Choksi and other material and records on which reliance has been placed and therefore the same deserves to be quashed.
4. The learned Commissioner of Income Tax (Appeals) has erred in confirming the action of the assessing officer in computing the total income of the Appellant at Rs.2,78,820/- treating the long term capital gain of Rs. 1,56,7097- as undiscloed income which has been claimed as exempt in the original return of income filed by the Appellant.
5. The learned Commissioner of Income Tax (Appeals) has erred in confirming the action of the Assessing Officer in not passing a separate & speaking order disposing of the objections raised against the reassessment proceedings.
6. The learned Commisisoner of Income Tax (Appeals) has erred in confirming the addition of Rs. 1,56,709/- made by the Asessing Officer as alleged undisclosed income of the Appellant.
The Appellant craves leave to add, alter, amend or modify any of the grounds appeal on or before the date of hearing.
2. Briefly stated facts of the case as culled out from the records are that the assessee is an individual and she filed her return of income on 3.11.2006 declaring total income of Rs.1,22,110/-. The return was duly processed u/s 143(1) of the Act. Subsequently ld. Assessing Officer received information relating to search and seizure action u/s 132 of the Act carried out in the case of M/s Mahasagar Securities Pvt. Ltd. its group companies which were controlled by one Mr. Mukesh M. Chokshi, at Mumbah. In his statement Mr. Mukesh M. Chokshi admitted that all his group companies were providing entry for taking profit or loss by showing purchase or sale of shares and securities to various parties across India on which he ITA No. 3400/A/2015 3 Asst. Year 2006-07 charged certain commission from the beneficiary parties. This information also contained name of the assessee amongst others and it was seen that assessee has been involved in taking accommodation entry by way of sale of certain shares amounting to Rs.1,56,925/- by taking fictitious entries of purchase of shares and securities. Ld. Assessing Officer was of the view that income chargeable to tax escaped assessment and therefore, reopened the assessment u/s 147 of the Act by issuing notice u/s 148 of the Act after recording reasons and obtaining necessary approval. Assessee was provided with the reasons recorded for reopening the assessment. As informed by assessee return of income filed on 3.11.2006 was to be considered as a return filed in response to notice u/s 148 of the Act. Against the show cause notice u/s 142(1) of the Act assessee filed written submissions objecting to the reopening of the assessment and also denying allegations that it has availed any accommodation entry from Mahasagar Group. During the course of reassessment assessee's request for providing copy of statement of Mukesh M. Chokshi and opportunity to cross-examine him was declined by ld. Assessing Officer.
3. Ld. Assessing Officer after observing all the sequences of events and in the absence of evidences of nature and source of purchases and sales of shares as well as admission made by Mukesh Chokshi of assessee being involved in fictitious transactions, was of the view that assessee has been unable to prove the genuineness of the transactions and has not discharged the onus of ITA No. 3400/A/2015 4 Asst. Year 2006-07 burden primarily casted upon her and accordingly denied the claim of long term capital gain being exempt u/s 10(38) of the Act and added it back to the income of assessee and assessed the income at Rs.2,78,815/-.
4. Assessee's appeal before ld. CIT(A) could not bring any relief and the same was dismissed confirming the addition made by ld. Assessing Officer.
5. Aggrieved, assessee is now in appeal before the Tribunal. At the outset ld. Authorised Representative (AR) submitted that the issues raised in this appeal are squarely covered by the decision of the Co-ordinate Bench in the case of Dwani Mahendra Shah vs. ITO, Wd-10(3), in ITA No.922/Ahd/2015 for Asst. Year 2008-09 and others. On going through various grounds raised by assessee and in the light of decision of the Co-ordinate Bench, Ahmedabad in the case of Dhwani Mahendra Shah (supra) we find it pertinent to first adjudicate ground no.3 which reads as follows :-
3. The learned Commissioner of Income Tax (Appeals) has erred in confirming the action of Assessing Officer in framing the assessment in gross violation of principles of natural justice and equity by not providing the statement of Shri Mukesh Choksi and other material and records on which reliance has been placed and therefore the same deserves to be quashed.
6. Ld. Authorised Representative (AR) submitted that similar issue in the case of another assessee wherein notice u/s 148 of the Act was issued to initiate re-assessment proceedings on the basis of information received relating to search and seizure action carried out ITA No. 3400/A/2015 5 Asst. Year 2006-07 in the case of Mahasagar Securities Pvt. Ltd. and the claim of long term capital gain was denied treating it to be fictitious. Another common issue was that copy of statement of Mukesh M. Chokshi was not provided to the assessee and no opportunity of cross examination was given thereby making a gross violation of principles of natural justice and equity. Ld. AR relying on the decision in the case of Dhwani M. Shah requested for quashing the re-assessment proceedings.
7. Ld. AR also referred and relied on the decision of the Co- ordinate Bench, Ahmedabad in the case of Chartered Motors Pvt. Ltd. vs. ACIT and another in IT(SS)A No.26/Ahd/2012 vide order dated 28.08.2014 in which the issue relating to not providing opportunity of cross-examination was dealt and decided in favour of assessee and this decision of the Co-ordinate Bench was confirmed by Hon. Jurisdictional High Court in Tax Appeal No.124 of 2015 with Tax Appeal No.127 of 2015, dated 03/03/2015.
8. On the other hand, ld. DR supported the orders of lower authorities.
9. We have heard the rival contentions and perused the material placed before us. We find that assessee has filed regular return of income for Asst. Year 2006-07 showing income of Rs.1,22,110/- and also claimed exemption u/s 10(38) of the Act for long term capital gain of Rs.1,56,709/-. This long term capital gain arose on account of sale of shares of Talent Inforway through the broker company of M/s ITA No. 3400/A/2015 6 Asst. Year 2006-07 Alliance Intermediateries & Network Pvt. Ltd. was amongst the group companies of 36 odd companies floated by Shri Mukesh M. Chokshi in the name of Mahasagar Securities Pvt. Ltd. Further during the course of search Mr. Mukesh M. Chokshi in his statement on oath has admitted that they are engaged in providing entries for taking profit or loss by showing purchase or sale of the shares and securities to various parties across India on which they charged certain commission from the beneficiary parties. We further observe that assessee has denied alleged allegation of being involved in taking accommodation entries and also made a request for providing a copy of statement of Mukesh M. Chokshi and opportunity of cross examination. It is undisputed fact revealed from the reassessment order that the request of assessee for providing copy of statement an opportunity to cross examine was declined by the Assessing Officer. Assessee has raised ground no.3 against the action of ld. Assessing Officer for not providing a copy of statement of Mukesh M. chokshi and an opportunity to cross examine him.
10. We further find that similar ground as discussed in above paragraphs came up before the Co-ordinate Bench in the case of Dhwani M. Shah (supra) wherein Co-ordinate Bench relying on the judgment of Hon. Supreme Court in the case of Andaman Timber Industries in Civil Appeal No.4228 of 2006, decided in favour of assessee and allowed the claim of long term capital gain by observing as follows :-
ITA No. 3400/A/2015 7Asst. Year 2006-07
13. Having heard the rival contentions, we have carefully perused the orders of the authorities below. As mentioned elsewhere, we have considered the facts in ITA No.810/Ahd/2015. We find that the assessee had purchased 3000 shares of Telant Info Ltd from M/s. Mahasagar Securities Pvt Ltd on April 2004. The consideration was paid and the payment of consideration is not in dispute. The shares of Telant Info Ltd were listed in the Bombay Stock Exchange at that point of time. The shares so purchased were sold through M/s. Alliance Intermediateries & Network Pvt Ltd and the consideration was received by cheque. It would be pertinent to mention here that though the shares were purchased in physical form, the same were sent to the company with share application form and the shares were transferred by the company in the name of the purchaser. Thereafter, the shares were transferred in the demat account, from where they were sold. It is not the case of the Revenue that the consideration paid by the assessee at the time of purchase of shares was received back in cash, nor it is the case of the Revenue that the sale consideration received by the assessee was returned back in cash. It is also not the case of the Revenue that the shares in question are still lying with the assessee, nor it is the case of the Revenue that the amounts received by the assessee on sale of the shares is more than what is declared by the assessee.
14. The entire assessment is based upon the statement of Shri Mukesh Choksi. It is an undisputed fact that neither a copy of the statement was supplied to the assessee nor any opportunity of cross-examination was given by the Assessing Officer/CIT(A). The Hon'ble Supreme Court in the ITA Nos. 810 to 815, 922 to 926/Ahd/2oi5 Shri Pratik Suryakant Shah & others - Total 11 Appls AYs 2006-07 & 2008-09 case of Andaman Timber Industries in Civil Appeal No. 4228 of 2006 was seized with the following action of the Tribunal:-
"6. The plea of no cross examination granted to the various dealers would not help the appellant case since the examination of the dealers would not bring out any material which would not be in the possession of the appellant themselves to explain as to why .their ex factory prices remain static. Since we are not upholding and applying the ex-factory prices, as we find them contravened and not normal price as envisaged under section 4(1), we find no reason to disturb the Commissioners orders."
15. The Hon'ble Apex Court held as under:-
"According to us, not allowing the assessee to cross-examine the witnesses 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 was 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 has specifically mentioned that such an opportunity was sought by the assessee. However, no such ITA No. 3400/A/2015 8 Asst. Year 2006-07 opportunity was granted and the aforesaid plea is not even dealt with by the Adjudicating Authority. 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 would not be in possession of the appellant themselves to explain as to why their ex-factory price?, remain static. It was not for the Tribunal to have guess work as to for what purposes the appellant wanted to cross- examine those dealers and what extraction the appellant wanted from them.
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 ITA Nos. 810 to 815, 922 to 926/Ahd/20i5 Shri Pratik Suryakant Shah & others - Total 11 Appls AYs 2006-07 & 2008-09 of the cross-examination and make 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 No. 2216 of 2000, order dated 17.03.2005 was passed remitting the case back to the Tribunal with the directions to decide the appeal on merits giving its reasons for accepting or rejecting the submissions.
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 We, thus, set aside the impugned order as passed by the Tribunal and allow this appeal."
16. On the strength of the aforementioned decision of the Hon'ble Supreme Court, the assessment order has to be quashed.
17. For the sake of the completeness of the adjudication, even on facts of the case, the orders of the authorities below cannot be accepted. There is no denying that consideration was paid when the shares were purchased. The shares were thereafter sent to the company for the transfer of name. The company transferred the shares in the name of the assessee. There is nothing on record which could suggest that the shares were never transferred in the name of the assessee. There is also nothing on record to suggest that the shares were never with the assessee. On the contrary, the shares were thereafter transferred to demat account. The dernat account was in the name of the assessee, from where the shares were sold. In our understanding of the facts, if the shares were of some fictitious company which was not listed in the Bombay Stock Exchange/National Stock Exchange, the shares could never have been transferred to demat account. Shri Mukesh Choksi may have been providing accommodation entries to various persons but so far as the facts of the case in hand suggest that the transactions were genuine and therefore, no adverse inference should be drawn.
ITA No. 3400/A/2015 9Asst. Year 2006-07 ITA Nos. 810 to 815, 922 to 926/Ahd/2015 Shri Pratik Suryakant Shah & others - Total 11 Appls AYs 2006-07 & 2008-09
18. In the light of the decisions of the Hon'ble Supreme Court in the case of Andaman Timber Industries (supra) and considering the facts in totality, the claim of the assessee cannot be denied on the basis of presumption and surmises in respect of penny stock by disregarding the direct evidences on record relating to the sale/purchase transactions in shares supported by broker's contract notes, confirmation of receipt of sale proceeds through regular banking channels and the demat account.
19. As mentioned elsewhere and as agreed by the Representatives of both the sides; since the facts are common in all the impugned appeals, all the appeals by the assessees are allowed. The Assessing Officer is directed to treat the surplus as Long Term Capital Gains and allow the exemption as claimed by the assessees.
20. In the result, all the appeals filed by the assessees are allowed.
11. We further observe that in another case of Chartered Motors Pvt. Ltd. vs. ACIT in IT(SS)A No.26/Ahd/2012 and Chartered Speed Pvt. Ltd. vs. ACIT in IT(SS)A No.25/Ahd/2012 for Asst. Year 2008-09 vide order dated 28.08.2014 the Co-ordinate Bench dealt with the issue wherein opportunity for cross examination was not provided to the assessee and accordingly addition u/s 68 of the Act was deleted by observing as under :-
17. We find that in the instant case, the addition is made u/s. 68 of the Act on the ground of unexplained cash credit. As per the provisions of section 68, the initial onus lies upon the assessee to prove the nature and source of amount credited in his books of account. We find that this initial onus was discharged in the instant case by the assessee by furnishing documents like MOA, AOA, share application & board resolution, Certificate of Incorporation, Certificate of Commencement, acknowledgements of ITRs, audited accounts etc. of concerne^ companies. Thereafter, in our view, the onus shifted upon the Department and it was for the Department to bring on record relevant material to show that why inspite of the above stated documents, the addition is still to be made in the hands of the assessee. In the instant case, the Department has endeavoured to discharge its burden on the basis of statements recorded by it of the persons mentioned above.
18. We find that the assessee requested for cross-objection of the maker of the statement.
Further, we find that the Assessing Officer also made an au^npt to allow the assessee opportunity to cross-examine the makers of the statement by issuing summons to them. However, the cross- examination could not take place because of failure on the part of the makers of the statements to appear on the appointed date. But strangely, thereafter, the Assessing Officer did ^ot take any step to allow effective opportunity to the assessee to cross-examine the makers of the statements. The Assessing Officer did not pursue the matter further. Thus, we find that the assessee was not allowed any real opportunity to cross-examine the persons who made the statement at the back of the ITA No. 3400/A/2015 10 Asst. Year 2006-07 assessee. In our considered view, in the circumstances, the statement of those persons cannot be read against the assessee. Our above view finds support from the decision of the Hon'ble Jurisdictional High Court in the case of
(i) Heirs and Le^l Representatives of Late Laxmanbhai S. Patel Vs. Commissioner of Income Tax (supra)
(ii) CIT Vs. Indrajit Singh Suri (supra)
(iii) DCIT Vs. Mahendra Ambalal Patel (supra)
(iv) CIT Vs. Kantibhai Revidas Patel (supra) In view of the above settled position of law, we find force in the argument of the assessee that the statements of the persons mentioned above are not admissible evidence against the assessee. In absence of these statements, we find that no other material has been brought on record by the Revenue to show that why still the amount in question should be treated as income of the assessee when the assessee furnished all the documents which were available with it to discharge the onus which was upon it u/s. 68 of the Act. In the above circumstances, in our considered view, the addition was made solely based on the inadmissible and unreliable material and therefore addition so made cannot be sustained. We, therefore, delete the addition of Rs 2,00,00,000/- made in the case of M/s Charted Motors Pvt. Ltd. as well as addition of Rs. 70,00,000/- made in the case of M/s, Chartered Speed Private Limited.
19. In the result, both the appeals of the assessee are allowed.
12. The above decision of the Co-ordinate Bench was confirmed by Hon. Jurisdictional High Court in the case of Principal CIT vs. Chartered Speed Pvt. Ltd. in Tax Appeal No.126 of 2015 with Tax Appeal No.127 of 2015 vide order dated 3/3/2016 observing as under:-
4. Mr. Bhatt, learned counsel appearing for the Revenue contended that three aspects were required to be proved.
One was the identity of the person concerned from whom the source of money is disclosed. The another was the creditworthiness of the person concerned and the third was the genuineness of the transaction. He submitted that in the present case, the Tribunal has committed error in not considering that the creditworthiness as well as genuineness of the transaction were not proved and therefore, irrespective of the fact that the persons who had given statements were not made available for cross- examination, the Tribunal has committed error in accepting the explanation as sufficient and thereby deleting the amount as income of the assessee concerned. He also relied upon the decision of this Court in the case of Umesh Krishnani Vs. ITO in Tax Appeal No.800/12 decided on 15.12.2013 and he contended that as the ITA No. 3400/A/2015 11 Asst. Year 2006-07 preliminary burden was not discharged by the assessee, the Tribunal has not considered the said aspect and hence, the matter deserves consideration on the question raised.
5. As recorded by the Tribunal, the Tribunal found that the initial burden was discharged by the assessee. In our view, once the Tribunal upon the appreciation of the material found and recorded the finding of the fact that the assessee had discharged initial burden, such a finding of fact would be outside the judicial scrutiny in the appeal before this Court unless the finding of fact is perverse to the record. It is an undisputed position that the statement of the persons concerned which were recorded by the department, those persons were not made available for cross-examination, may be for one reason or another in spite of the attempts made by the department. Therefore the Tribunal has rightly found that the statement of those persons cannot be read against the assessee.
6. The attempt made to contend that the burden is upon the assessee to prove the identity of the person, creditworthiness of the person and the genuineness of the transaction are to be examined in context to the existence of the person concerned, the factum of actual money in possession of the person and having paid to the assessee and the mode of payment. Thereafter, if the person concerned is in existence and has actually paid the amount from his account by cheque, it can be said that the initial burden is discharged so far as explanation to be considered under section 68 of the Act. Thereafter, the burden would be upon the revenue to show that either the person was bogus or there was no financial capacity to make the payment and the arrangement of money was artificial or that the money has not passed over and it was only by way of an eye wash. Such could be proved by the Revenue in the present case through the statement of the persons, but unfortunately, they were not made available for cross-examination and therefore, the statements could be used as an evidence ITA No. 3400/A/2015 12 Asst. Year 2006-07 against the assessee. No other evidence was available with the Revenue. &;
7. Under these circumstances, if the Tribunal has found that the explanation under section 68 of the Act was acceptable in absence of non-discharge of the burden upon the Revenue, such a finding of fact would not call for interference when the appeal before this Court is limited to the substantial questions of law. The decision upon which the reliance has been placed by Mr.Bhatt in Tax Appeal No. 800/12 (supra) is of no help to the Revenue because the facts and circumstances of the present case cannot be equated with the facts of the said case considered by this Court. It is hardly required to be stated that whether the explanation is sufficient or not would essentially depend upon the facts and circumstances of each case. But the principle remains that once the initial burden is discharged by the assessee, it would be for the Revenue to show that the transaction was bogus leading to conclusion for discarding of the explanation. In the present case, as observed by us hereinabove, the burden was not discharged and therefore the Tribunal has held in favour of the assessee. We do not find that any substantial question of law would arise for consideration in the present appeals, as canvassed.
8. Hence, the appeals are meritless and therefore, dismissed.
13. We are of the view that claim of assessee u/s 10(38) of the Act relating to long term capital gain cannot be just denied on the basis of presumption that they are in respect of fictitious and not genuine without allowing the assessee to go through the statement of Mukesh M. Chokshi used against her and also not allowing to cross examine him. Therefore, respectfully following the judgment of Hon. Supreme Court, in the case of Andaman Timber Industries (supra) the judgment of Hon. Jurisdictional High Court in the case of Chartered Speed Pvt. Ltd. (supra) and the decisions of the Co-
ITA No. 3400/A/2015 13Asst. Year 2006-07 ordinate Bench in the case of Dhwani Mahendra Shah (supra) and Chartered Motors Pvt. Ltd. (supra) we allow this ground of assessee and quash the re-assessment proceedings u/s 143(3) r.w.s. 147 of the Act dated 18.3.2014.
14. As regards ground nos.1,2,4,5,6 & 7 it will be academic to deal with them as we have already quashed the order u/s 143(3) r.w.s. 147 of the Act.
15. In the result, appeal of the assessee is allowed.
Order pronounced in the open Court on 6TH February, 2017 Sd/- sd/-
(S. S. Godara) (Manish Borad)
Judicial Member Accountant Member
Dated 06/02/2017
Mahata/-
Copy of the order forwarded to:
1. The Appellant
2. The Respondent
3. The CIT concerned
4. The CIT(A) concerned
5. The DR, ITAT, Ahmedabad
6. Guard File
BY ORDER
Asst. Registrar, ITAT, Ahmedabad
ITA No. 3400/A/2015 14
Asst. Year 2006-07
1. Date of dictation: 01/02/2017
2. Date on which the typed draft is placed before the Dictating Member: 01/02/2017 other Member:
3. Date on which approved draft comes to the Sr. P. S./P.S.:
4. Date on which the fair order is placed before the Dictating Member for pronouncement: __________
5. Date on which the fair order comes back to the Sr. P.S./P.S.:
6. Date on which the file goes to the Bench Clerk: 07/2/17
7. Date on which the file goes to the Head Clerk:
8. The date on which the file goes to the Assistant Registrar for signature on the order:
9. Date of Despatch of the Order: