Income Tax Appellate Tribunal - Kolkata
Ito, Ward - 47(3), Kolkata , Kolkata vs Mahesh Lahoti , Howrah on 18 March, 2020
IN THE INCOME TAX APPELLATE TRIBUNAL "SMC" BENCH KOLKATA [Before Sri S. S. Godara, Judicial Member] M.A No.04/Kol/2020 (in I.T.A No.1649/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Ward-48(1), Kolkata Vs. Pradeep Kr. Pansari (HUF) Sri Ganga Apartment, 23, Guha Park, 3rd Floor, Liluah, Howrah711204 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AALHP 4741 G (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : None M.A No.07/Kol/2020 (in I.T.A No.24/Kol/2019) ( नधारण वष / Assessment Year: 2014-15) ITO, Ward-45(2), Kolkata Vs. Sanjay Kumar Agarwal P-6, Majeti House, Kalakar Street, 4t h Floor, Kolkata007 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: ACQPA 8886 J (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Anuj Musaddi, A/R M.A No.298/Kol/2019 (in I.T.A No.2075/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) DCIT, Circle-47, Kolkata Vs. M/s Jaychand Lal Chopra [HUF] 88, Block-G, 4t h Floor, Rabindra Nagar,a Complex, College Road, Howrah-711103 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AABHJ 7560 B (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Miraj D Shah, AR M.A No.300/Kol/2019 (in I.T.A No.23/Kol/2019) ( नधारण वष / Assessment Year: 2014-15) ITO, Wd-43(4), Kolkata Vs. Babita Agarwal 30, Addition Banstalla Lane, Burra Bazar, Kolkata-700007 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: ADVPA 0277 H (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Anuj Musaddi, AR M.A No.05/Kol/2020 (in I.T.A No.1374/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Ward-48(4), Kolkata Vs. Surendra Sharma "Vikram Vihar", Bunglow No. 29/30, 3rd Floor, 493/B/61, G.T. Road (South), Howrah-711102 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AUNPS 2017 G (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Amit Agarwal, Advocate M.A No.299/Kol/2019 (in I.T.A No.2524/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Wd-43(3), Kolkata Vs. Smt. Anita Digga Page | 2 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
Geetea Katra, 2nd Floor, 1, Mullick Street, Kolkata700007 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: ADEPD 7460 H (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Subash Agarwal, Advocate M.A No.304/Kol/2019 (in I.T.A No.2462/Kol/2018) ( नधारण वष / Assessment Year: 2015-16) ITO, Wd-47(4), Kolkata Vs. Kailash Kumar Madhogaria (HUF) 42, Dobson Road, 2 nd Floor, Golabari, Howrah-711101 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AADHK 9853 N (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Sunil Surana, FCA M.A No.16/Kol/2020 (in I.T.A No.1629/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Ward-47(4), Kolkata Vs. Jaya Madhogaria C/o S.L. Kochar, Advocate, 5, Ashutosh Choudhury Avenue, Kolkata-700019 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AITPM 8644 F (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : None M.A No.17/Kol/2020 (in I.T.A No.1630/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) Page | 3 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
ITO, Ward-47(4), Kolkata Vs. Vivek Madhogaria C/o S.L. Kochar, Advocate, 5, Ashutosh Choudhury Avenue, Kolkata-700019 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: BLEPM 6272 L (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : None M.A No.08/Kol/2020 (in I.T.A No.78/Kol/2019) ( नधारण वष / Assessment Year: 2015-16) ITO, Ward-45(1), Kolkata Vs. Smt. Shilpi Jain 174, Rabindra Sarani, Burrabazar, Kolkata700007 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AGSPH 1244 R (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Miraj D. Shah, AR M.A No.15/Kol/2020 (in I.T.A No.1737/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Ward-47(3), Kolkata Vs. Shree Niwas Lahoti, L/h of Mohan Lal Lahoti 171, Ramkrishna Lane, Shibpur Opp Pally Math, Howrah-711102 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: ABAPL 6200 G (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Somnath Ghosh, Advocate Page | 4 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
M.A No.06/Kol/2020(in I.T.A No.2505/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Ward-45(2), Kolkata Vs. Sri Sumit Jain 12/2 Sovaram Bysack Street, Burrabazar, Kolkata-700 007 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AHZPJ 9406 B (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Miraj D. Shah, Advocate M.A No.303/Kol/2019 (in I.T.A No.1739/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Wd-47(3), Kolkata Vs. Mahesh Lahoti 171, Ramkrishna Lane, Opposite Pally Math, Shibpur, Howrah-711102 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: ACUPL 9515 D (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Somnath Ghosh, Advocate M.A No.295/Kol/2019 (in I.T.A No.832/Kol/2019) ( नधारण वष / Assessment Year: 2015-16) ITO, Wd-2(3), Purba Burdwan Vs. Tapati Sahana C/o S.N. Ghosh & Associates, Advocates "Seben Brothers" lodge, P.O. Buroshibtala, P.S.s Chinsurah, Dist. Hooghly, Pin-712105 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AJIPS 7560 E (Appellant) .. (Respondent) Page | 5 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Somnath Ghosh, Advocate M.A No.302/Kol/2019 (in I.T.A No.1654/Kol/2018) ( नधारण वष / Assessment Year: 2014-15) ITO, Wd-47(4), Kolkata Vs. Sushila Madhogaria C/o S.L. Kochar, Advocate, 5, Ashutosh Chowdhury Avenue, Kolkata-19 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: AFHPM 6512 M (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Sunil Surana, FCA M.A No.301/Kol/2019 (in I.T.A No.2461/Kol/2018) ( नधारण वष / Assessment Year: 2015-16) ITO, Wd-47(4), Kolkata Vs. Shri Vivek Madhogaria 42, Dobson Road, 2nd Floor, Golabari, Howrah711101 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: BLEPM 6272 L (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Sunil Surana, FCA M.A No.296/Kol/2019 (in I.T.A No.833/Kol/2019) ( नधारण वष / Assessment Year: 2015-16) ITO, Wd-2(3), Purba Burdwan Vs. Souvik Sahana C/o S.N. Ghosh & Associates, Advocates "Seben Brothers" lodge, P.O. Buroshibtala, P.S.s Chinsurah, Dist. Hooghly, Pin-712105 Page | 6 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
थायीले खासं . /जीआइआरसं . /PAN/GIR No.: CAPPS 7002 B (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Somnath Ghosh, Advocate M.A No.297/Kol/2019 (in I.T.A No.834/Kol/2019) ( नधारण वष / Assessment Year: 2015-16) ITO, Wd-2(3), Purba Burdwan Vs. Suraj Sahana C/o S.N. Ghosh & Associates, Advocates "Seben Brothers" lodge, P.O. Buroshibtala, P.S.s Chinsurah, Dist. Hooghly, Pin-712105 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: BQFPS 1733 Q (Appellant) .. (Respondent) Appellant by : Shri Jayanta Khanra, JCIT, Sr. DR Respondent by : Shri Somnath Ghosh, Advocate सन ु वाई क तार ख/ Date of Hearing : 28/02/2020 घोषणा क तार ख/Date of Pronouncement : 18/03/2020 आदे श / O R D E R Per Shri S. S. Godara:
The Revenue's instant eighteen miscellaneous applications filed u/s 254(2) of the Act seek to recall tribunal's order(s) reversing both the learned lower authorities' action adding long/short term capital gains/losses as bogus unexplained cash credits u/s 68 since involving alleged artificial rigging of the corresponding scrip prices in collusion with entry operators concerned.
2. I have heard Shri Jayanta Khanra, learned departmental representative and the assessee(s) through their authorized representative(s). Mr. Khanra vehemently Page | 7 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
contended during the course of hearing that the tribunal has committed an apparent error on record whilst deleting the impugned addition(s) in these cases. It is emphasised that the Assessing Officer as well as the CIT(A) had found these assessees to have been engaged in artificial rigging of scrip(s) prices in collusion with entry operators resulting in the alleged bogus unexplained cash credits addition(s). It is lastly submitted that the tribunal's has also not distinguished the issues involved i.e long-term and short-term capital gains/losses.
3. I have given my thoughtful consideration to the Revenue's three folded pleadings. Suffice to say, I make it clear that section 254(2) is a remedy for modification/rectification in case there is an apparent error on record. I notice that the tribunal has taken into consideration all the relevant facts on record in light of various judicial precedents whilst coming to the conclusion that the learned lower authorities' action based on circumstantial than actual evidence for the purpose of treating the long/short-term capital gains/losses, is not liable to be sustained. The same cannot be termed as an apparent error on record which could form subject matter of section 254(2) proceedings.
5. Next comes the Revenue's latter plea(s) that the tribunal has not distinguished the factum of the issue(s) involved i.e. long-term & short-term capital gains/losses based on entry operators' collusion with assessees. I find no force in these arguments as well since the learned lower authorities have followed the very reasoning in these aspects capital gains without quoting any specific material against these assessees. And also the lower authorities had gone by identical reasoning of circumstantial evidence as per case law Sumati dayal v. CIT 214 ITR 801(SC) and CIT v. Durga Prasad More 82 ITR 540(SC) and not actual evidence. This tribunal has held, in nutshell, that such a course of action of treating all categories of gains or losses; as the case may be, must be based as actual evidence only. The same reasoning applies mutatis mutandis in all these cases therefore.
Page | 8 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
6. The Revenue's eighteen miscellaneous applications fail therefore. A copy of this instant common order be placed in the respective case file(s). I make it clear before concluding that since the Revenue's instant miscellaneous applications involve identical grievances, the same are disposed off by way of the foregoing common adjudication.
8. These Revenue's eighteen miscellaneous applications are dismissed.
Order is pronounced in the open court on 18.03.2020.
Sd/-
(S. S. Godara) JUDICIAL MEMBER कोलकाता /Kolkata;
दनांक/ Date: 18/03/2020 RS आदे शक त ल पअ े षत/Copy of the Order forwarded to :
1. The Appellant - (i) ITO, Ward-48(1), Kolkata
(ii) ITO, Ward-45(2), Kolkata
(iii) DCIT, Circle-47, Kolkata
(iv) ITO, Wd-43(4), Kolkata
(v) ITO, Ward-48(4), Kolkata
(vi) ITO, Wd-43(3), Kolkata
(vii) ITO, Wd-47(4), Kolkata
(viii) ITO, Ward-45(1), Kolkata
(ix) ITO, Ward-47(3), Kolkata
(x) ITO, Wd-2(3), Purba Burdwan
2. The Respondent- (i) Pradeep Kr. Pansari (HUF)
(ii) Sanjay Kumar Agarwal
(iii) M/s Jaychand Lal Chopra [HUF]
(iv) Babita Agarwal
(v) Surendra Sharma
(vi) Smt. Anita Digga
(vii) Kailash Kumar Madhogaria (HUF)
(viii) Jaya Madhogaria Page | 9 M.A No.04,07,05,16,17,08,15,06/Kol/2020 & M.A No.298,300,299,304,303,295,302,301,296,297/Kol/2019 Pradeep Kr. Pansari (HUF) & Ors.
(ix) Vivek Madhogaria
(x) Smt. Shilpi Jain
(xi) Shree Niwas Lahoti, L/h of Mohan Lal Lahoti
(xii) Sri Sumit Jain
(xiii) Mahesh Lahoti
(xiv) Tapati Sahana
(xv) Sushila Madhogaria (xvi) Shri Vivek Madhogaria (xvii) Souvik Sahana (xviii) Suraj Sahana
3. आयकरआयु त(अपील) / The CIT(A), Kolkata [sent through email]
4. आयकरआयु त/ CIT
5. वभागीय त न ध, आयकरअपील यअ धकरण, कोलकाता/ DR, ITAT, Kolkata [sent through email]
6. गाडफाईल / Guard file.
स या पत त True Copy By Order Assistant Registrar, I.T.A.T, Kolkata Benches, Kolkata.
Page | 10