Income Tax Appellate Tribunal - Mumbai
Acit, Circle-6(2)(1),Mumbai, Mumbai vs M/S. Creo Lifestyles P. Ltd., Mumbai on 24 February, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, MUMBAI BEFORE SHRI S RIFAUR RAHMAN, ACCOUNTANT MEMBER & SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER ITA No. 1163/Mum/2020 (A.Y: 2010-11) ACIT - 6(2)(1) Vs. M/s Creo Lifestyle Pvt Room No. 504, Ltd, Aayakar Bhavan, 161, 2 n d Floor, Starcity MK Road, Manmala Tank Road, Mumbai - 4000 020 Mahim West Mumbai - 400016.
थायी ले खा सं . /जीआइआर सं . / PAN/GIR No. : AABCI8961N Appellant .. Respondent Appellant by : None Respondent by : Shri R.A. Dhyani.Sr. DR Date of He aring 24.02.2022 Date of P ronouncement 25.02.2022 आदे श / O R D E R PER PAVAN KUMAR GADALE JM:
The revenue has filed the appeal against the order of the Commissioner of Income Tax (Appeals)-12 Mumbai, passed u/s 143(3) r.w.s 147 and 250 of the Income Tax Act, 1961. The revenue has raised the following grounds of appeal.
(i). On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in restricting the addition of Rs.
1,68,339/- on account of bogus purchases to only 12.5% of the ITA No.1163/Mum/2020 M/s Creo Lifestyle Pvt Ltd., Mumbai.
-2-such bogus purchase, without giving any findings as to how 12.5% has been worked out and also ignoring that the assessee failed to discharge the onus on it to establish during the assessment proceedings, the genuineness of purchase which were made through bogus parties.
(ii). On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in restricting the addition on account of bogus purchase to only 12.5% of the bogus purchase, without appreciating the ratio of the decision of the Hon'ble Gujarat High Court in the case of N.K. Protiens Ltd, wherein it has been held that in the event of bogus purchases, the addition of whole of such purchases is required to be made and this decision has been confirmed by the Hon'ble Supreme Court in SLP No. CC No. 769 of 2017, by dismissing the SLP of that assesee.
(iii). The information was generated by Maharashtra Sales Tax Department and received through the Investigation Wing of the Income Tax Department. As such, the case squarely falls under the exception 10(e) of Circular No. 312018 dated 1110712018 and amendment thereto dated 2010812018.
(iv). The Appellant prays that the order of the CIT (Appeals) on the above grounds be set aside and that of the AO be restored.
(v). The Appellant craves leave to amend or alter any ground or to submit additional new ground, which may be necessary.
2. The Brief facts of the case are that t he assessee is engaged in the business of buying and selling of readymade garments and accessories. The assessee ITA No.1163/Mum/2020 M/s Creo Lifestyle Pvt Ltd., Mumbai.
-3-has filed the return of income on 13.10.2010 for the A.Y 2010-11 declaring total loss of Rs. (-) 56,49,374 and the return of income was processed u/s 143(1) of the Act. Subsequently the Assessing officer (A.O.) has received information that the assessee is the beneficiary in obtaining the accommodation entries/bills from the bogus parties as per the information from Sales Tax Department Maharashtra. The A.O. has observed that the assessee has obtained the purchase bills from M/s. Siddhivinayak Corporation of Rs. 13,46,712/-. Therefore, the A.O has reason to believe that the income has escaped assessment and issued notice u/s 148 of the Act. In compliance, the assessee has filed a letter dated 07.09.2014 to treat the return of income filed earlier for the A.Y 2009-10 as due compliance. Further, the A.O. has issued notice u/s 143(2) and 142(1) of the Act and called for the information. In compliance, the Ld. AR of the assessee appeared from time to time and the case was discussed. The A.O in order to check the transactions of the purchases has called for the information and documents to be produced. Further the A.O to test check the genuineness of the transactions has issued notice u/s 133(6) of the Act on the party parties and the said notice was returned unserved by ITA No.1163/Mum/2020 M/s Creo Lifestyle Pvt Ltd., Mumbai.
-4-the postal authorities. Finally, the A.O. has dealt on the information and the available evidences and is of the opinion that the assessee has indulge in bogus purchases and made 100% addition of bogus purchases and passed the order u/s 143(3) r.w.s 147 of the Act dated 23.03.2016.
3. Aggrieved by the order, the assessee has filed an appeal before the CIT(A). The CIT(A) in the appellate proceedings considered the grounds of appeal, findings of the A.O in the scrutiny assessment, submissions of the assessee on the disputed issue. Finally the CIT(A) considered the judicial decisions of the Honble High Court and Honble Tribunal and restricted the addition to the extent of 12.5% of bogus purchases and granted partial relief to the assessee. Aggrieved by the CIT(A) order, the revenue has filed an appeal before the Honble Tribunal.
4. At the time of hearing, none appeared on behalf of the assessee and the Ld.DR submitted that the CIT(A) has erred in restricting the addition to 125% irrespective of facts that no proper information was filed in the Assessment proceedings.
ITA No.1163/Mum/2020M/s Creo Lifestyle Pvt Ltd., Mumbai.
-5-5. We heard the Ld.DR submissions and perused the material on record. The sole crux of the disputed issue as envisaged by the Ld.DR that the CIT(A) has restricted the addition to the extent of 12.5% of the bogus purchases considering profit element embedded. We found that the CIT(A) has dealt on the facts and considered the Hon'ble High Court decision and took a view. Further, We find the Jurisdictional Honble High Court in the case of Pooja Paper Trading Co. Vs. ITO, (104 taxmann.com 95) and Honble Gujarat High court in CIT Vs. Simit P Sheth (2013) (356 ITR 451) has upheld the disallowance @ 12.5% on such purchases.
6. We find that the Ld.CIT(A) took a reasonable view that the only profit percentage has to be added and estimated @ 12.5% of bogus purchases. The Ld.DR could not controvert the observations of the Ld. CIT(A) with any new cogent evidence and material but relied only on the A.O order. We are of the opinion that the CIT(A) dealt on the facts and considered the profit element in the bogus purchases and also the A.O has not disputed the sales. The Ld.CIT(A) has relied on the decisions of Hon'ble High Court and passed a reasoned order. Accordingly, we do not find any infirmity in the order of the CIT(A) and ITA No.1163/Mum/2020 M/s Creo Lifestyle Pvt Ltd., Mumbai.
-6-uphold the same and dismiss the grounds of appeal raised by the revenue.
7. In the result, the appeal filed by the revenue is dismissed.
Order pronounced in the open court on 25.02.2022.
Sd/- Sd/-
(S RIFAUR RAHMAN) (PAVAN KUMAR GADALE)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai, Dated 25.02.2022
KRK, PS
आदे श क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent.
3. संबं धत आयकर आयु त / The CIT(A)
4. आयकर आय
ु त(अपील) / Concerned CIT
5. "वभागीय &त&न ध, आयकर अपील)य अ धकरण, अहमदाबाद / DR, ITAT, Mumbai
6. गाड. फाईल / Guard file.
आदे शानुसार/ BY ORDER, स या"पत &त //True Copy// ( Asst. Registrar) ITAT, Mumbai