Income Tax Appellate Tribunal - Chandigarh
Surbhi Agro Foods Products , Solan vs Dcit, Chandigarh on 23 February, 2017
I N T H E I N C O M E T A X AP P EL L AT E T R I BU N A L
D I VI S I O N B EN C H , C H AN D I G A R H
BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
AND Ms.ANNAPURNA GUPTA, ACCOUNTANT MEMBER
ITA Nos. 740 & 741/CHD/2013
A.Ys : 2008-09 & 2009-10
M/s Heera Moti Agro Industries, Vs The DCIT,
204, HPSIDC, Industrial Area,Baddi, Central Circle-1,
Distt. - Solan (HP). Chandigarh.
PAN: AADFH7463B
&
ITA Nos. 60, 63 & 64/CHD/2014
A.Ys : 2005-06, 2008-09 & 2009-10
M/s Surbhi Agro Foods Products, Vs The DCIT,
144, HPSIDC, Industrial Area, Baddi, Central Circle-1,
Distt. - Solan (HP). Chandigarh.
PAN: AAJFS0102Q
(Appellant) (Respondent)
Appellant by : Shri Sudhir Sehgal
Respondent by : Shri Ravi Sarangal
Date of Hearing : 08.02.2017
Date of Pronouncement : 23.02.2017
O R D E R
PER BHAVNESH SAINI,JM This order shall dispose off all the above appeals filed by the assessee in which identical issues have been raised.
2
2. We have heard ld. Representatives of both the parties and perused the material on record. The appeals are decided as under:
ITA 740/2013 : ( M/s Heera Moti Agro Industries,Solan) ( A.Y. 2008-09)
3. This appeal by assessee has been directed against the order of ld. CIT(Appeals) Central, Gurgaon dated 18.03.2013 for assessment year 2008-09.
4. Ld. counsel for the assessee did not press ground Nos. 1, 2, 6, 7, 8 and 9. These grounds of appeal of the assessee are dismissed as not pressed.
5. On ground No. 3, assessee challenged the disallowance of deduction under section 80IC of the Income Tax Act to the tune of Rs. 2,98,897/-. It is mentioned in the impugned order that it is case of the Assessing Officer that deduction under section 80IC of the Act was not eligible to the assessee as no return under section 139(1) of the Act was filed by due date i.e. 30.09.2008. No statutory audit report in Form No. 10CCB was also filed. The plea of the assessee that return could not be filed by the due date was due to non-receiving of all the seized material on time. However, this contention was rejected as the assessee had only sought seized material in respect of specific annexures only. A copy of the letter requesting for 3 seized material dated 13.09.2008 has been scanned in the impugned order. In the course of appeal, it has been argued by the assessee that as the photo copies of the seized material were made available only by 13.09.2008, the return of income could not be filed by 30.09.2008 nor could the accounts could be audited within the stipulated period for reasons beyond its control.
6. The ld. CIT(Appeals) after considering the submissions and the impugned order noted that deduction under section 80IC of the Act has been denied by the Assessing Officer as assessee has violated provisions of Section 80AC read with Section 80IA(7) read with Section 80IC(7) of the Act. On plain reading of the provisions, it is clear that return for the year was required to be filed within the due date as envisaged under section 139(1) of the Act and the Form No. 10CCB was also to be filed alongwith the return. This has not been done by the assessee. Since deduction is being claimed by the assessee under Chapter VI-A, it was imperative on the part of the assessee to have filed its return by 30.09.2008. In view of the facts stated by the Assessing Officer, action of the Assessing Officer was confirmed.
7. The ld. counsel for the assessee reiterated the submissions made before authorities below. He has submitted that deduction under section 80IC of the Act 4 have been disallowed only on the reason that return of income was due to be filed on 30.09.2008 and since return was filed late, therefore, deduction under section 80IC cannot be given because it has been laid down in Section 80AC that no deduction shall be allowed unless the assessee filed the return of income for the assessment year on or before the due date specified under section 139(1) of the Income Tax Act. The plea before the Assessing Officer had been that there was a search & seizure operation at the residential and business premises of the assessee on 15.07.2008 and since no photostat copies have been supplied to the assessee despite the repeated requests made to the Investigation Wing/A.O., Chandigarh and thus, there was a reasonable cause for not filing the return of income by 30.09.2008 i.e. 2½ months after the date of the search on 15.07.2008. It is submitted that assessee has furnished a chart showing the sequence of events for getting the photo copies and the first application was filed on 13.08.2008 and thereafter, number of applications were filed on 14.08.2008, 15.4.2009, 31.08.2009, 15.03.2010, 26.08.2010, 02.09.2010 and 06.09.2010. Complete photo copies were received on around 15.09.2010. Copies of all the letters are filed alongwith the chart showing the sequence of events for getting the photo copies. The ld. counsel for the assessee, therefore, submitted that time was required for compilation and matching of all the 5 seized documents and audit was to be done and returns numbering 165 were to be filed in the group as a whole and as such, time was needed and then return was filed on 01.03.2011.
7(i) The ld. counsel for the assessee further submitted that this issue have been discussed at length in group case of M/s Swami Devi Dayal Hi Tech Education Society in the order of the Tribunal (ITA Nos. 1054 to 1057/CHD/2013 & ors ) dated 07.11.2014, copy of which is filed on record, wherein the Tribunal had set aside the cases to the file of Assessing Officer, since complete photo copies have not been received and additional evidence as filed before ld. CIT(Appeals) were rejected. The relevant findings of the Tribunal are in para 21 to 22 of the order dated 07.11.2014 showing the sequence of events in this order. The same is reproduced as under :
"21 We have considered the rival submissions carefully. Before we proceed to adjudicate the two issues regarding non providing of opportunity leading to question of admission of additional evidence, we would like to observe that in this case the conduct of the revenue as well as the assessee has not been outstanding. It seems that the assessee did not want to cooperate fully but at the same time the revenue has also tried to linger on the mater on one pretext or the other. We have already noted in this case that hearing continued from 23.12.2013 to 16.9.2014 and we had raised various questions to the revenue. It seems that the Ld. CIT-D.R collected information from Assessing Officer and other officers as desired by the Bench but very little information was forthcoming and 6 very cryptic replies were given to her. These letters have been enclosed along with written submissions. W e can only appreciate the efforts made by the Ld. CIT-D.R, Smt.Jyoti Kumari but the conduct of the officers of Central circle leaves much to be desired.
22 In this case search was conduced on 15.7.2008 and various documents were found and seized. Even the hard disk of accounts were seized. The assessee made first request on 13.8.2008 for obtaining copies of various documents. The contents of letter dated 13.8.2008 which is available at page 1 of the Combined Paper Book are as under:
" T he Ad d l D ir e c t or of I n ves t ig a ti o n Da te d : 13 . 8. 20 0 8 Inc om e T ax P anc hk u la S ub : Re l eas e of doc um en ts im po u nd e d u/s 1 3 3 A of t he I nc om e T ax Ac t dur i n g s ea r c h o p er at i on on o ur pr em is es on 15 .7 . 20 0 8 De ar S ir , It is r es p ec tf u l l y s ubm it t ed th at d ur in g t h e c our s e of s ea r c h op er at i ons c on d uc t e d on our pr e m is es o n 1 5 .7 .2 0 08 , v ar io us d oc um ents , f i l es , bo ok s of ac c o un t, h ar d dis k a n d o t her r e l at ed p a per s wer e im p ou nd e d b y th e s e ar c h t eam f rom dif f er e nt pr em is es . W e ha ve t o f i na l i ze our th ac c o u nts a n d f i l e o ur Inc om e T ax R e tur ns b y 3 0 S ep t 20 0 8 a nd ar e to m a in t ai n f u r t her d a y t o d a y ac c ou nts , wh ic h is n o t pos s i b le wit ho u t th e r e le v a nt r ec or d. Mo r e o v er we a r e t o g i ve s t at em ent r el a ti n g t o th e s ei ze d doc um ent s wh ic h c a n b e g i v en o n l y af t er s ee i n g th e doc um en ts .
W e ther ef or e r e qu es t yo u t o k in d l y p r o v i de us t h e c o p i es of b o ok s of ac c o u nt an d o t her r e l at e d r ec or ds s e i ze d d ur in g t h e s e ar c h o per at i on at t h e ear l i es t .
K in d l y d o t he n e edf ul .
T hank i n g yo u , Yo ur s f a it hf u l l y, S d/-
( R os h a n L al J i nd a l ) "
Thereafter another request was made on 15.4.2009 for supply of photocopies of various documents. Next request was made on 13.8.2009, 15.3.2010, 16.8.2010 and 26.8.2010. W e have specifically asked the revenue to show which documents were supplied and which documents were still not supplied on the first date. It seems that the Ld. CIT-D.R had specifically written letters to the concerned officers for obtaining this information and in this regard we would like to reproduce first letter written by DCIT, ITAT on 13.5.2014 which is as under:
7
No. CIT/ITAT/2014-15/80 Dated: 13.05.2014 To, The Dy. Commissioner of Income Tax, Central Circle-I, Chandigarh Sir, Sub: ITA Nos. 1054 to 1057/Chd/2013 in the case of Swami Devi Dayal Hightech Education Academy - A.Ys. 2003-04 to 2009-10- Regarding In reference to the above case fixed for hearing before the Hon'ble ITAT, Chandigarh on 13.05.2014 the assessee has taken up plea that during the assessment proceedings, despite several written requests, he was not provided the photocopies of seized documents in time so as to effectively represent his case before the Assessing Officer and other superior authorities. In this regard, the Hon'ble Bench has desired a date wise tabulation chart depicting as to on what date such requests were made and consequently which of documents were supplied to the assessee (alongwith date wise proof of such receipts).
Similar data, if any, pertaining to the documents requested and received by the assessee from Investigation Wing is also to be incorporated in the said table. You are further requested to send the assessment records in above case for A.Y. 2003-04 to A.Y. 2009-10.
th th The next date of hearing in the said appeal is 16 & 17 June, 2014. You are requested to sent your comments / reply on or before 31.05.2014.
Please treat it as MOST URGENT.
Yours faithfully, Sd/-
(AKHILESH GUPTA) Dy. Commissioner of Income Tax, ITAT, Chandigarh To this letter two replies have been made by the DCIT which are as under:
GOVERNMENT OF INDIA INCOME TA DEPARTMENT Office of the Deputy Commissioner of Income Tax Central Circle-I, Room No. 2, Aayakar Bhawan, Sector 17-E, Chandigarh F.No. DCIT/CC-I/CHD/2014-15/1122 Dated: 01/08/2014 To The Dy. Commissioner of Income Tax (ITAT), Sector-17 E, Chandigarh 8 Sir, Sub: ITA Nos. 1054 to 1057/Chd./2013 in the case of M/s. Swami Devi Dayal Hi- Tech. Education Academy - Asst. Years 2003-04 to 2009-10- Regarding-
Kindly refer to your office letter F.No. CIT/ITAT/2014-15/80 dated 13.05.2014 on the subject cited above.
In this regard, upon perusal of assessment record, it is found that the assessee has acknowledged receipt of photocopies of documents during the month of June and July, 2009 vide its letter dated 31.08.2009 received in this office on 01.09.2009. The assessee further submitted that it had not received complete photocopies (copy enclosed). But no further correspondence is on the record with respect to providing photocopies of seized documents.
But upon perusal of the assessment orders, it is found that a scanned letter written by Sh. Roshan Lal Jindal addressed to the ADIT(Inv.)-III, Chandigarh is part of assessment order itself, in which he has acknowledged the receipt of seized material on 13.09.2008 (copy enclosed).
As desired, the assessment records in this case are enclosed herewith as given below:
Sr. Name of the Assessee A.Y. Pages Contained No.
1. M/s. Swami Devil Dayal Hi-Tech. 2003-04 N-6 C-395 Education Academy, Vill. Golpura, The, Barwala, Distt. Panchkula
2. --do-- 2004-05 N-6 C-484 3 --do-- 2005-06 N-6 C-607 4 --do-- 2006-07 N-7 C-409 5 --do-- 2008-09 N-6 C-535 6 --do-- 2009-10 N-5 C-433 Further, the information pertaining to correspondence between the assessee and the Investigation Wing, if any, may be sought directly from the Investigation Wing.
Yours faithfully, Sd/-
(Dr. Raman Garg) Deputy Commissioner of Income-tax, Central Circle- I , Chandigarh 9 Encl: (As above Asstt. Record in Six Vol.) We have also perused the order sheets during assessment proceedings which reads as under :
1011 12 13
Perusal of above submissions and letlter of DCIT Central Circle and order sheets during assessment proceedings show that order sheet has been drafted on computer which itself is very unusual. Normally order sheets are written in the personal handwriting of the Assessing Officer, we wonder whether order sheet has been written on dates mentioned in the order sheet or they have been generated on a particular date. Further perusal of the order sheet would show that there is no reference to receipt of letter for supply of documents and no details are incorporated whether the documents were really supplied or not? Therefore only assumption possible is that statement of the assessee are correct and complete documents have not been supplied till the end of August, 2010. Thereafter a show cause notice for conducting of special audit was issued on 28.9.2010 which the assessee objected vide letter dated 11.10.2010. The Assessing Officer rejected the same and approval of the Commissioner for conducting of special audit was sought on 14.10.2010. Approval was given by the Commissioner on 11.11.2010. Audit was completed on 13.5.2011 and Audit Report was submitted to the Assessing Officer on 13.5.2011. Return of income has been filed on 1.4.2011. Therefore once the documents were not provided till the end of August 2010 and a proposal for special audit was initiated only towards end of 2010 the assessee can not file return unless and until complete documents are available.14
8. The ld. counsel for the assessee further submitted that ld. CIT(Appeals) in two cases of the group namely M/s Swami Devi Dayal Hi Tech Education Society and M/s Maha Prabhu Ram Mulakh Hi Tech Education Society wherein the issue was that the registration under section 12A of the Act was refused by the Assessing Officer since the return was not filed in time, and the ld. CIT(Appeals) following the order of M/s Swami Devi Dayal Hi Tech Education Society dated 07.11.2014 allowed the registration under section 12A of the Act since the delay in giving photo copies to the assessee was on the part of the Department and copy of the order is placed on record.
9. The department preferred appeal before ITAT Chandigarh Bench against these orders of the ld.
CIT(Appeals) and the Tribunal confirmed the order of the ld. CIT(Appeals) by dismissing departmental appeals vide order dated 10.09.2015. Copy of the order is also placed on record. The ld. counsel for the assessee, therefore, submitted that due to the above reason that when complete seized documents were not supplied to the assessee by the Department, there was a reasonable cause in favour of the assessee for filing return of income later on, therefore, deduction under section 80IC of the Act could not be refused. The ld. counsel for the assessee further submitted that some photo copies were given on 13.09.2008 as is noted in the order of the 15 Assessing Officer as well as ld. CIT(Appeals) and submitted that only few urgent copies were received which were required for inspection by the Dental Council of India and it has been considered by the Tribunal. The return was filed late since complete photo copies were not supplied to the assessee despite making a request on many dates. The assessee has fulfilled all the conditions of Section 80IC of the Act. The deduction is claimed by assessee as per report of the Chartered Accountant. He has submitted that provisions of Section 80AC cannot be considered as mandatory provisions. If an attempt is made in good faith to perform the statutory requirements, even if it does not precisely meet the terms of the statutory requirements, the performance will still to be considered complete if the essential purpose is accomplished. The principle of liberal interpretation should be adopted to decide whether the operation of Section 80AC is mandatory or directory.
9(i) Reference is also placed on the 4th proviso to Section 10B of the Act, wherein similar restriction is provided in claiming deduction under section 10B of the Act. Section 10B of the Act provides "that deduction of profit and gains as are derived by 100% export oriented undertaking from the export of articles or things or computer software for a period of ten consecutive assessment years beginning with the assessment year 16 relevant to previous year in which the undertaking begins to manufacture or produce articles or things or computer software as the case may be. The 4th proviso inserted under section 10B puts a rider that no deduction in this Section shall be allowed to an assessee who does not furnish a return of income of his income on or before due date specified under section 139(1) of the Act. He has submitted that the wordings given in Section 80AC and in the 4th proviso to Section 10B are similar and there are decisions in the context of 4th proviso to Section 10B of the Act that filing of return on or before the due date specified under section 139(1) is directory and not mandatory. He has relied upon order of ITAT Delhi Bench in the case of ACIT Vs Dheer Global Industries Pvt. Ltd. 133 TTJ (Del) 580. The ld. counsel for the assessee also placed reliance on the following orders wherein the claim under section 80IB/IC have been allowed even if there is a delay in filing the return of income :
i) Unitech Ltd. Vs ACIT in ITA 1014/Del/2012 dated 18.12.2013 in which it was held that, "We are of the considered view that Section 80AC of the Act which prohibits deduction under section 80IB of the Act if the return is not furnished on or before the due date specified under section 139(1) of the Act is only directory and not mandatory, provided there was reasonable cause for filing the return of income belatedly.17
ii) ITO Vs S.Venkataiah 52 SOT 437 (Hyd) in which it was held that, "Since there was a sufficient cause for delay in filing the return of income therefore, claim under section 80IC was allowed. It was also held that claim of assessee under section 80IC cannot be denied on technicalities when the assessee is legally otherwise entitled for deduction".
iii) Hansa Dalakoti Vs ACIT 50 SOT 511 (Del) in which it was held, "Claim of assessee under section 80IC cannot be denied simply for the reason that return of income was not filed within due date as prescribed under section 139(1), where the assessee had submitted necessary documents with department before due date of filing of the return and default of the assessee was only technical default".
9(ii) The ld. counsel for the assessee, therefore, submitted that in the light of the above provisions and orders, it can be held that Section 80AC is directory and not mandatory, therefore, the claim of the Department was not justified in denying assessee's claim for exemption under section 80IC of Income Tax Act. Moreover, in the case of the assessee, there was reasonable cause which is beyond control of assessee to file the return of income within the period of limitation. The ld. counsel for the assessee, therefore, submitted that since on merit, claim of the assessee has not been rejected, therefore, for fault of the revenue in supplying the seized documents belatedly, deduction under section 80IC should not be refused in the case of the assessee. 18 9(iii) On the other hand, ld. DR relied upon orders of the authorities below and referred to letter dated 13.09.2008 which is reproduced in the order of the Assessing Officer in which the assessee mentioned that assessee has inspected all the records and taken copies of the extract required by it on 13.09.2008. The ld. DR, therefore, submitted that since assessee inspected the record, therefore, no fault could be found with the revenue for supplying the documents belatedly. He has submitted that issue in the group case of Swami Devi Dayal Hi Tech Education Society (supra) is on entirely different facts in which there is no claim of deduction under section 80IC of the Act. The ld. DR relied upon orders of ITAT Chandigarh Bench in the case of Laxmi Energy & Foods Vs ACIT ITA 250 & 251/CHD/2013 dated 26.02.2014 in which it was held that, "Where an a s s e s s e e wa n t s t o a v a i l d e d u c t i o n u n d e r s e c t i o n 8 0 I B , h e h a s t o n e c e s s a r i l y f u r n i s h h i s r e t u r n o f i n c o me c o n t a i n i n g such claim bef ore due date s pecif ied under sectio n 139(1) o f t h e I n c o me T a x A c t " .
10. We have considered rival submissions. It is undisputed that search was carried out on 15.07.2008. Due date for filing of the return under section 139(1) was 30.09.2008 in the case of the assessee. The ld. counsel for the assessee referred to various letters written to the Additional Director (Investigation) as well as to the Assessing Officer demanding the copies of the 19 seized documents so as to enable the assessee to make compliance under the provisions of the law. The ld. DR referred to the letter of the assessee dated 13.09.2008 which is scanned in the assessment order. The assessee in this letter has acknowledged receipt of copies of some annexures which were required for the purpose of inspection of Dental College by Dental Council of India. The assessee also explained that it has inspected all the records and taken the copies of extracts required on 13.09.2008. The ld. counsel for the assessee referred to PB-2 which is letter dated 14.08.2008 addressed to ADIT (Investigation),Panchkula. The assessee asked for copies of each and every seized document but few documents of the seized documents of Annexure A-1 seized from the premises of Swami Devi Dayal Hospital & Dental College which were required urgently for the purpose of DCI inspection scheduled on 18/19.08.2008 and copies of the same were asked for immediately from the Investigation Wing. The same precise details are noted in the letter of the assessee dated 13.09.2008 acknowledging the receipt of copies of these annexures which were required for inspection of Dental College by Dental Council of India. The ld. counsel for the assessee was, therefore, justified in contending that the letter dated 13.09.2008 scanned and reproduced in the assessment order pertained to only few documents received by assessee which were required urgently for the purpose of inspection of Dental College by Dental 20 Council of India. This letter has nothing to do with the remaining documents demanded by the assessee from the Investigation Wing as well as from the Assessing Officer. The assessee, thereafter, has been continuously writing letters to the Investigation Wing as well as to the Assessing Officer for supply of the remaining copies of the seized documents and ultimately as per explanation of the assessee, complete photo copies were received by assessee around 15.09.2010.
11. It is undisputed fact that the assessee is searched with Jindal Group of cases including Swami Devi Dayal Hi Tech Education Academy as well as Maha Prabhu Ram Mulakh Hi Tech Education Academy, Panchkula in which also search was conducted. The identical issue of non supply of seized documents to Swami Devi Dayal Hi Tech Education Academy, Panchkula was considered by ITAT Chandigarh Bench in group cases of ITA Nos. 1054/2013 etc. vide order dated 07.11.2014 and in para 21 to 22, the Tribunal considered the issue of non supply of copies of the seized documents to the assessee. The relevant portion of the order is already reproduced above. It clearly proved that the complete copies of the seized documents have not been supplied till the end of August,2010. therefore, it was held that assessee cannot file return of income unless and until complete documents are available to him. The ld. CIT(Appeals) in the cases of Swami Devi Dayal Hi Tech 21 Education Academy and M/s Maha Prabhu Ram Mulakh Hi Tech Education Academy for assessment year 2010- 11 held that registration under section 12A could not be cancelled since there was a reasonable cause for delay in filing the return of income because of non supply of the copies of the seized documents. The orders of ld. CIT(Appeals) have been confirmed by the Tribunal vide order dated 10.09.2015 (supra). In the background of these facts and material on record, it is clear that the Revenue Department did not provide copies of the seized documents completely to the assessee till 15.09.2010 therefore, there was no reason for assessee to file the return of income under section 139(1) within the due date provided under section 139(1) of the Act i.e. upto 30.09.2008.It may also be noted here that special audit was ordered by the Revenue Department in November,2010 and special audit was completed on 13.05.2011 therefore, the assessee filed the return of income within the reasonable period on 01.03.2011. It is, therefore, clear that return could not be filed by the assessee within time because complete photo copies of the seized documents were not supplied to the assessee. There is no doubt about the fulfillment of the conditions of Section 80IC of the Act in the matter.
11(i) The ld. counsel for the assessee referred to various decisions of different benches of the Tribunal in which it was held that, "Filing of return of income on or 22 bef ore the due date prescribed under section 139(1) is directory and not mandatory". In the case of M/s United Ltd. Vs ACIT (supra), the Tribunal had taken the same view. In the cases of S.Venkataiah and Hansa Dalakoti (supra) it was held that, "Claim of the assessee under section 80IC cannot be denied on technicalities wh e n assessee is legally o t h e r wi s e entitled for deduction". These decisions are directly on the issue of deduction under section 80IC of the Act.
12. Considering the above discussion in the light of various orders of the Tribunal referred to above, it is proved from the facts of the case that there was a valid reason for delay in filing of return of income as the photo copies of the seized documents were not made available to the assessee and assessee could not file return of income without the same. The provisions of Section 80AC of the Act are not mandatory and that the claim of the assessee cannot be denied on technicalities when assessee is legally entitled for deduction under section 80IC of the Act. Since delay in filing the return of income is not attributable to the assessee because Revenue Department did not provide photo copies of the seized documents to the assessee on time, therefore, claim of the assessee for deduction under section 80IC cannot be denied by the authorities below on the reason that return could not be filed under section 139(1) of the Act by the due date i.e. 30.09.2008. In view of the 23 above discussion, we set aside the orders of authorities below and direct the authorities below to grant deduction under section 80IC of the Act to the assessee. Ground of appeal No. 3 of appeal of the assessee is allowed.
13. On ground No. 4, assessee challenged addition of Rs. 7,94,000/- on account of page No. 22 of Annexure-5 seized from the business premises. The addition has been discussed in the impugned order. Seized document page 22 of A-5 was found to be for the period Aapril,2002 to June,2007 comprising of cash receipt of Rs. 3,71,000/- and payment of Rs. 10,18,000/-. The assessee produced summary of the receipt and extract of cash book which was found incorrect as the figures did not match with the seized paper. In the absence of any further clarification, the amount of Rs. 7,94,000/- was added under section 69C of the Act which is a difference between the receipt and the payment.
13(i) In appeal, assessee argued that document is a rough memorandum about expenses incurred or to be incurred against cash maintained by the Munim. The assessee further argued that the receipt side cannot be reconciled with the regular books as being part of cash in hand as per regular books, whereas the payments are duly verifiable being wages, bank deposits, payment of taxes etc. to claim that the receipt side could not represent unaccounted sale. The ld. CIT(Appeals) found 24 that Assessing Officer has held that receipt and payments were irreconcilable. Claim of the assessee was found without any documentary evidence, accordingly addition was upheld.
14. After considering rival submissions, we are of the view the issue is identical as have been decided in the group cases of M/s Heera Moti Agro Products Vs DCIT in ITA 757/2013 for assessment year 2008-09 in which the Tribunal vide order dated 17.01.2017 deleted the similar addition. The findings of the Tribunal in paras 23 to 25 of the order are reproduced as under :
" 2 3 . On ground No. 4, assessee challenged the addition of Rs. 4,60,000/- as per page 22 of Annexure 5 of seized documents. It is noted in the impugned order that cash receipt of Rs. 1,25,000/- for the period April,2007 to June,2007 was seized which is marked as A-5 page 22. The payment is shown at Rs. 5,85,000/-. The assessee produced summary of the receipt and extract of cash book which was found incorrect as the figure did not match with the seized paper. In the absence of any further clarification, the negative cash amount of Rs. 4,60,000/- was added under section 69C of the Act which is difference between receipt and payment. In appeal, assessee argued that document is a rough memorandum about expenses incurred or to be incurred against cash maintained by Munim. The assessee further argued that receipt side cannot be reconciled with the regular books as being part of the cash in hand as per the regular books whereas payments are duly verifiable being wages, bank deposits, payment of taxes etc. to 25 claim that receipt side should not represent unaccounted sales. T h e l d . C IT ( A p p e a l s ) f o u n d th at Assessing Off icer has held th at receip t and payments we r e irreconcilable. The a r g u me n t t h a t p a y m e n t s we r e o f c e r t a i n a m o u n t s , we r e never put forth to the Assessing Off icer. Moreover, claim is wi t h o u t d o c u me n t a r y evidence. In an y c ase, even if paid, the source has to be explained by the assessee. This g r o u n d wa s a c c o r d i n g l y , d i s m i s s e d .
24. We have considered the rival submissions and perused the material on record. The ld. counsel f or the assessee f iled copy of the seized d o c u me n t and submitted that it is a d u mb d o c u me n t a n d d i d n o t l e a d t o a n y wh e r e . There i s n o e v i d e n c e t h a t t h e f i g u r e s we r e i n l a c s . In the alternate contention, he has submitted that though the assessee did not press ground No. 5, but on ground No. 5 the identical seized paper w a s f o u n d , c o p y o f wh i c h i s p l a c e d o n r e c o r d i n wh i c h t h e a u t h o r i t i e s b e l o w h a v e a p p l i e d G P rate considering it to be sales outside the books of account. Theref ore, addition may be deleted or at the best, GP rate may be applied. On the other hand, ld. DR relied upon orders of a u t h o r i t i e s b e l o w.
25. We have considered rival submissions. The s e i z e d p a p e r s h o ws c a s h r e c e i p t 2 0 0 7 - 0 8 a n d a g a i n s t H A P [ i t i s c o n s i d e r e d t o b e t h e n a me o f the assessee M/s Heera Moti Agro Product] in t h e r e c e i p t c o l u m n , t h e f i g u r e i s me n t i o n e d a s 1 . 2 5 . I n c a s h p a y me n t , i t i s 5 . 8 5 a n d d i f f e r e n c e i s s h o wn - 4 . 6 0 . The assessee claimed that this d o c u me n t i s r o u g h me m o r a n d u m a b o u t e x p e n s e s incurred or to be incurred against cash 26 m a i n t a i n e d b y t h e M u n i m. No evidence has b e e n b r o u g h t o n r e c o r d i f s a i d f i g u r e s we r e i n lacs. Hon'ble Delhi High Court in the case of CIT Vs Girish Chaudhry 163 T axman 608 held, " I n t h e i n s t a n t c a s e , t h e r e we r e n o m a t e r i a l o n record to show as to on wh a t basis the Assessing Off icer reached the conclusion that f i g u r e ' 4 8 ' wa s t o b e r e a d a s R s . 4 8 l a c s " . The d o c u me n t r e c o v e r e d d u r i n g t h e c o u r s e o f s e a r c h in the instant case wa s a d u mb d o c u me n t . Thus, Tribunal rightly deleted the addition made by the Assessing Off icer on account of undisclosed i n c o me on the basis of seized material." The s a me f acts are noted by A s s e s s i n g O f f i c e r i n t h e a s s e s s me n t o r d e r a s per seized document. Theref ore, in the absence of any evidence on record as to how Assessing Off icer concluded th at these f igures are in l acs, it appears that the seized paper is d u mb d o c u me n t , theref ore, no addition should be made of this nature against the assessee. We, t h e r e f o r e , f o l l o wi n g d e c i s i o n o f t h e D e l h i H i g h Court in the case of Girish Chaudhry (supra) a n d i n t h e f a c t s a n d c i r c u ms t a n c e s o f t h e c a s e , set aside the orders of authorities belo w and delete the entire addition. This ground of a p p e a l o f t h e a s s e s s e e i s a l l o we d .
15. The Assessing Officer in the assessment order has noted the contents of the seized documents which is receipt and payment and the total is "2.24" and "10.18". The issue is, therefore, identical as have been decided in the group case of M/s Heera Moti Agro Products 27 (supra). Following the above order dated 17.01.2017, we set aside the orders of authorities below and delete the entire addition. This ground of appeal of the assessee is allowed.
16. On ground No. 5, assessee challenged the addition of Rs. 4,40,487/- on account of provisions of Section 40(a)(ia) of Income Tax Act. The ld. CIT(Appeals) noted that the issue is covered by his order for assessment year 2003-04. In assessment year 2003-04, since TDS was not deducted on certain expenses charged to Profit & Loss Account under the head commission, advertisement, grinding charges etc., same was added back to the taxable income of the assessee under section 40(a)(ia) on account of.
16(i) The ld. counsel for the assessee submitted that this issue deals with the provisions of Section 40(a)(ia) on account, since no deduction of TDS has been given on account of brand charges paid to M/s Heera Moti Spices Pvt. Ltd. and these charges have been disclosed as income in the regular return of income by M/s Heera Moti Spices Pvt. Ltd. for which necessary evidences have been filed in PB-2 at pages 54-59 of the Paper Book to show that brand charges have been included in their income on which tax have been paid. The ld. counsel for the assessee, therefore, submitted that this issue is 28 same as have been considered in group case of M/s Heera Moti Agro Industries Vs DCIT in ITA 739/CHD/2013 for assessment year 2007-08 (assessee's own case) in which the Tribunal vide order dated 20.09.2016 restored the matter back to the file of Assessing Officer for fresh adjudication. The findings of the Tribunal in para 11 to 14 reads as under :
"11. On ground No. 7, assessee challenged the addition of Rs. 4,62,173/- on account of provisions o f S e c t i o n 4 0 ( a ) ( i a ) o f t h e I n c o me T a x A c t . The ld. CIT(Appeals) also noted that this issue is covered b y h i s f i n d i n g s g i v e n f o r a s s e s s me n t y e a r 2 0 0 3 -
04. The Assessing Off icer noted that Special A u d i t o r h a s o b s e r v e d t h a t a s s e s s e e m a d e s o me p a y m e n t s o n a c c o u n t o f b r a n d c h a r g e s o n wh i c h a s s e s s e e c o m p a n y wa s l i a b l e t o d e d u c t T D S a s p e r p r o v i s i o n s o f I n c o me T a x A c t a n d s i n c e n o T D S h a s been deducted, theref ore, according to provisions o f S e c t i o n 4 0 ( a ) ( i a ) , a d d i t i o n wa s m a d e . The ld. C I T ( A p p e a l s ) c o n f i r me d t h e a d d i t i o n .
12. The ld. counsel f or the assessee submitted t h a t b r a n d c h a r g e s we r e p a i d t o s i s t e r c o n c e r n M/s Meera Moti Spices Pvt. Ltd. wh o have declared the amount in question in their return of i n c o me a n d p a i d t h e t a x e s . T h e r e f o r e , wh e n b y f iling I n c o me T ax Returns and off ering sum r e c e i v e d f o r t a x a t i o n , d i s a l l o wa n c e wo u l d n o t b e jus tif ied and matter may be remanded to the Assessing Off icer f or re-examination in vie w of d e c i s i o n o f D e l h i H i g h C o u r t i n t h e c a s e o f C IT V s A n s a l L a n d M a r k T o wn s h i p P . L t d . r e p o r t e d i n 3 7 7 I T R 6 3 5 , i n wh i c h i t wa s h e l d a s u n d e r :29
"Section 40(a)(ia) of the Income Tax Act,1961 is aimed at ensuring that an expenditure should not be allowed as deduction in the hands of an assessee in a situation in which income embedded in such expenditure has remained untaxed due to tax withholding lapses by the assessee. It is not a penalty for tax withholding lapse but it is a sort of compensatory deduction restriction for an income going untaxed due to tax withholding lapse. The insertion of the second proviso to section 40(a)(ia) is declaratory and curative in nature and it has retrospective effect from April 1, 2005, being the date from which sub-clause (ia) of section 40(a) was inserted by the Finance (No. 2) Act, 2004. The first proviso to section 201(1) of the Act has been inserted to benefit the assessee. It also states that where a person fails to deduct tax at source on the sum paid to a resident or on the sum credited to the account of a resident, such person shall not be deemed to be an assessee in default in respect of such tax if such resident has furnished his return of income under section 139. What is common to both provisos to sections 40(a)(ia) and 201(1) of the Act is that as long as the payee or resident has filed its return of income disclosing the payment received by and in which the income earned by it is embedded and has also paid tax on such income, the assessee would not be treated as a person in default.
Held, dismissing the appeal, that the payees had filed returns and offered the sums received to tax. No disallowance could be made under se 40(a)(ia)".
12(i). T he ld. DR also stated that matter may be remanded to the Assessing Off icer f or v e r if i c a t i o n o f t h e f a c t s .
13. On consideration of the submissions of the p a r t i e s , we a r e o f t h e v i e w m a t t e r r e q u i r e s r e - consideration at the level of the Assessing Off icer. The Assessing Off icer shall verif y the f act of 30 p a y m e n t o f t a x e s o n f i l i n g t h e i r r e t u r n o f i n c o me i n the light of decision of the Delhi High Court in t h e c a s e o f C IT V s A n s a l L a n d M a r k T o wn s h i p P . Ltd. supra). The Assessing Off icer shall give reasonable suff icient o pportunity of being heard to the assessee.
14. In the result, ground No. 7 of the appeal of t h e a s s e s s e e i s a l l o we d f o r s t a t i s t i c a l p u r p o s e s . "
17. In view of the above, we set aside the orders of authorities below and restore this issue to the file of Assessing Officer. The Assessing Officer shall verify the fact of payment of tax on filing of return of income in the light of order in the case of M/s Heera Moti Agro Industries (supra). The Assessing Officer shall given reasonable sufficient opportunity of being heard to the assessee.
18. In the result, this ground of appeal of the assessee is allowed for statistical purposes.
19. In the result, appeal of the assessee is partly allowed.
ITA 741/CHD/2013 (M/s Heera Moti Agro Industries ) ( A.Y. 2009-10 )
20. This appeal by assessee has been directed against the order of ld. CIT(Appeals) Central, Gurgaon dated 18.03.2013 for assessment year 2009-10.31
21. The ld. counsel for the assessee did not press ground Nos. 1, 2, 5, 8 & 9 of the appeal. These grounds are dismissed as withdrawn. On ground No. 3 assessee challenged disallowance of deduction under section 80IC of the Act to the tune of Rs. 7,61,557/-. This ground is same as have been decided in ITA 740/2013 for assessment year 2008-09 in the case of the assessee.
Following the order in the case of assessee in assessment year 2008-09 (supra) we set aside the orders of authorities below and direct the Assessing Officer to grant deduction under section 80IC of the Act to the assessee. Ground No. 3 of appeal of the assessee is accordingly allowed.
22. On ground No. 4, assessee challenged the order of ld. CIT(Appeals) in confirming the addition of Rs.
5,82,821/- on account of provisions of Section 40(a)(ia) of the Act. This issue is same as have been decided in the case of the same assessee in assessment year 2008-09 on ground No. 5 (supra). Following the reason for the same, we set aside the orders of authorities below and restore this issue to the file of Assessing Officer with direction to re-decide this ground as is directed in assessment year 2008-09. This ground is allowed for statistical purposes.
23. On ground Nos. 6 and 7, assessee challenged addition of Rs. 36,38,694/- in respect of sundry creditors which were trade creditors as per regular 32 books of account of the assessee. It is noted in the impugned order that issue is covered by A.Y. 2003-04 and further noted that the addition on account of sundry creditors amounting to Rs. 55,05,290/- was made in assessment year 2003-04 as the assessee did not file confirmations. It has been submitted by the assessee that sundry creditors as per balance sheet dated 31.03.2003 was to the tune of Rs. 55,05,290/-. It was further explained that assessee who is engaged in manufacturing and trading would have sundry creditors, debtors in normal course of business. Regarding non filing of confirmations before the Assessing Officer, it was pleaded that the time available was very short for compliance. It was argued that a ledger account which was already in possession of the department, revealed the receipt of materials from suppliers duly acknowledged by purchase bills and payment on the debit side which was evidenced from the bank statement. These are running accounts in ledger.
During the appeal proceedings, yearwise list of sundry creditors for financial year 2002-03 to 2008-09 indicating amount outstanding at the end of each year was filed in the Paper Book. However, only some confirmations were filed as it was contended that period under consideration is as old as 3 to 10 years, so obtaining confirmation was difficult. It was also contended that these are running balances which had also been cleared up in subsequent years. The 33 Assessing Officer consequent to assessment year 2003- 04 had added only fresh additions in assessment year under appeal for non furnishing of confirmations/bills.
24. The ld. CIT(Appeals) after considering submissions of the assessee and material on record noted that some of the confirmations furnished now have been sought for admission as additional evidences on ground of non-
providing of reasonable opportunity. The ld.
CIT(Appeals) found that Assessing Officer while disposing of appeal for assessment year 2009-10 under appeal had accepted the confirmations filed in respect of 6 fresh creditors and in those cases not filed, same had been added back. In respect of another six creditors, Assessing Officer found that no PAN number has been provided and consequently rejected the confirmation.
Request for admission of additional evidence has been rejected. The ld. CIT(Appeals) found that entire amount of sundry creditor as on 31.03.2003 pertaining to assessment year 2003-04 of Rs. 55,05,290/- had been added back. To his mind, it is not tenable. Trading results for assessment year 2003-04 have otherwise been accepted by the Assessing Officer. So it defise logic to add entire amount in this account. These are running accounts. The ld. CIT(Appeals), therefore, held that he is unable to confirm these additions in assessment year 2003-04 and accordingly entire addition for assessment year 2003-04 was deleted and appeal of the assessee 34 was allowed. However, for subsequent years including assessment year 2009-10. The ld. CIT(Appeals) confirmed the addition in respect of fresh creditors.
25. The ld. counsel for the assessee submitted that the issue is identical as have been considered by ITAT Chandigarh in group case of M/s Heera Moti Agro Industries Vs DCIT (assessee) in ITA 739/2013 for assessment year 2007-08 in which the Tribunal vide order dated 20.09.2016 set aside the orders of authorities below and restore this issue to the file of Assessing Officer. Findings of Tribunal in paras 5 to 10 of this order are reproduced as under :
"5. On ground Nos. 3 to 6, assessee challenged the addition of Rs. 5,92,647/- in respect of sundry creditors/trade creditors. In this case search & seizure operation was carried out and assessment under section 153A/143(3) of the Act was framed. The Assessing Officer asked the assessee to file confirmations from the sundry creditors and to furnish confirmed ledger accounts. The Assessing Officer noted that assessee has introduced fresh creditors amounting to Rs. 5,92,647/- during the year. In the absence of confirmation and copy of the ledger account, addition was accordingly made. The ld. CIT(Appeals) decided several appeals of the assessee through common order and noted in the impugned order that this ground is covered in assessment year 2003-04. It is, therefore, necessary to take into consideration the findings of ld. CIT(Appeals) in assessment year 2003-04. The ld. CIT(Appeals) noted that addition on account of sundry creditors amounting to Rs. 55,05,290/- was made in 35 assessment year 2003-04. The assessee did not f ile conf irmations. It has been submitted by the assessee that sundry creditors as per balance sheet dated 31.03.2003 was to the tune of Rs. 55,05,290/-
5(i) It was f urther explained that the assessee who is engaged in manuf acturing and trading, would have sundry creditors, depositors in normal course of business. Regarding non f il ing of the conf irmation bef ore Assessing Off icer, it was pleaded that time avail able was very short f or compliance. It was argued that ledger account was already in possession of the department, clearly revealed the receipt of material f rom the suppliers duly ackno wledged by the purchase bills and payments on the debit side which was evidenced f rom the bank statements. These are running accounts in the ledger. During appeal proceedings, year- wise l ist of sundry creditors for f inancial years 2002-03 to 2008- 09 indicating the amount outstanding at the end of each year was filed in the Paper Book. Ho wever, only some conf irmations were filed as it was contended that period under consideration is as old as 3-10 years, so obtaining conf irmations was diff icult. It was also contended that these are running bal ances which have been squared up in subsequent assessment years. The ld. CIT(Appeals) also noted that in assessment year under appeal i.e. 2007-08, the Assessing Off icer made addition of fresh sundry creditors f or non f urnishing of conf irmations/bills.
6. The ld. CIT(Appeals) in his f indings observed that some of the conf irmations f urnished no w have been sought f or admission as additional evidence on the ground of non providing of reasonable opportunity. The ld. CIT(Appeals) f ound that 36 Assessing Off icer while disposing off appeal f or assessment year 2009-10 had accepted the conf irmations f iled in respect of six f resh creditors and in respect of those cases not f iled, the same have been added back. In respect of another six creditors, Assessing Off icer f ound that no PAN number was provided and consequently re jected the conf irmations. The request for admission of additional evidence was rejected separately.
7. The ld. CIT(Appeals) f ound that entire amount of sundry creditors outstanding as on 31.03.2003 pertaining to assessment year 2003-04 of Rs. 55,05,290/- had been added back. The ld. CIT(Appeals) noted that to his mind, such addition is not tenable. Trading resul t f or assessment year 2003-04 has, other wise been accepted by Assessing Off icer so it def ines logic to add back the entire balance in the account. It was also noted that many of the parties are having running account f rom prior to 01.04.2002, theref ore, ld. CIT(Appeals) was unable to conf irm the addition f or assessment year 2003-04 as by doing so, the entire trading results of the assessee would be abnormal. The appeal of the assessee f or assessment year 2003-04 was accordingly allo wed.
7(i) The ld. CIT(Appeals), as regards assessment year under appeal 2007-08 held that f resh credit additions are in order and accordingly, same was conf irmed.
8. We have heard ld. Representatives of both the parties. The ld. counsel f or the assessee reiterated the submissions made bef ore authorities belo w. He has submitted that all are trade creditors as per regular books of account maintained by assessee 37 and have been audited. No evidence of purchase or sales outside the books of account has been f ound. The purchases are duly recorded in the books of account which have been accepted by the department. Chart is f iled in the Paper Book to sho w balances year af ter year due to the parties. No evidence was f ound during the course of search that such balances were not due or any purchases in respect of such parties were bogus. The books of account had been seized during the course of search and all the accounts were with the department including ledger account. Theref ore, there is no question of non production of the record. The Assessing Off icer did not give any opportunity to the assessee to produce the material before him.
8(i) The Assessing Officer in assessment year 2009- 10 accepted the claim of assessee. All are running accounts and purchases f rom the parties have been accepted and outstanding amounts have been paid in subsequent year. The ld. counsel f or the assessee ref erred to the chart of sundry trade creditors f rom 31.03.2003 to 31.03.2009 in the Paper Book which is f iled at page 4 to 7 of the Paper Book. He has submitted that in assessment year 2007-08, the assessee has running accounts of the trade creditors and paid the balance amount in subsequent year. He has, theref ore, submitted that on the same reasoning as adopted by ld. CIT(Appeals) for assessment year 2003-04, the entire addition should have been deleted. It is also stated that the departmental appeal f or assessment year 2003-04 have been dismissed by the Tribunal in group cases.
8(ii) On the other hand, ld. DR rel ied upon orders of the authorities belo w and relied upon decision of the Madhya Pradesh High Court in the case of V.I.S.P. (P) 38 Ltd. Vs CIT 265 ITR 202 in which it was held that if liability sho wn in the account is found bogus, then amount can be added to wards the income of the assessee.
9. We have considered rival submissions. It is a case of search and it is not indicated if any material was f ound during the course of search against the assessee to prove that assessee had bogus liabil ity sho wn in the books of account on account of purchase of material. The books of account including the ledger account were already in possession of the department and according to the assessee, all the materials purchased have been supported by purchase bills and payments are evidenced by bank statements. The Assessing Off icer has no where mentioned in the assessment order as to ho w many parties wee having trade bal ances for which addition has been made and even no specific amount of each party has been mentioned. Theref ore, no specif ic f inding of f act have been given against the assessee for making the addition. The ld. CIT(Appeals) held in the impugned order that the issue in assessment year under appeal i.e. 2007-08 is covered by his order f or assessment year 2003-04. The f acts are identical as have been considered in assessment year 2003-04. The ld. CIT(Appeals) in assessment year 2003-04 deleted the entire addition because entire sundry creditors outstanding on end of the f inancial year cannot be added. The ld. CIT(Appeals) noted that the trading results f or assessment year 2003-04 have been accepted by the Assessing Off icer theref ore, there is no logic to make addition of the entire bal ance in this account.
9(i) The ld. CIT(Appeals) also noted that many of the parties are having running accounts f rom prior to 39 01.04.2002. The ld. CIT(Appeals) also held that if addition of this nature is conf irmed, the trading results of the assessee would be abnormal. The ld. counsel f or the assessee during the course of arguments submitted that the departmental appeal for assessment year 2003-04 had been dismissed by the Tribunal in group cases. When according to the ld. CIT(Appeals), the issue is covered by his order f or assessment year 2003-04, there should not be any reason to conf irm the addition against the assessee in assessment year under appeal, because the f acts are identical. the assessee pleaded that purchases have been made from various parties and assessee has running accounts with them. All entries are sho wn in the books of account which have been seized by the department. The assessee has produced the chart in the Paper Book f rom assessment year 2002-03 to 2008-09 to sho w that these are running accounts with various parties since long. According to ld. counsel f or the assessee, even in some of the cases of the group, who were trade creditors in assessment year under appeal, are assessed by the same Assessing Off icer, theref ore, f acts should have been verif ied from their record avail able with the Revenue Department. In assessment year under appeal also, trading results have been accepted by Assessing Off icer, theref ore, for balance trading amount, the ld. CIT(Appeals) should not have conf irmed the addition. The parties have running accounts with the assessee and if simil ar addition is made, it would give entire trading results of the assessee, to be abnormal. Theref ore, the ld. CIT(Appeals) should have follo wed the order for assessment year 2003-04 f or the purpose of deleting the addition against the assessee. Ho wever, ld. CIT(Appeals) noted that addition is limited to f resh additions only. This reason is also 40 incorrect because ld. counsel for the assessee demonstrated that even if there are some f resh creditors f rom the same parties appearing in the books of account of the assessee but these are running accounts from the earl ier years, theref ore, for diff erence of the amount itself , no such addition should be made against the assessee. Since, no details have been given in the assessment order and the chart no w f iled have not been considered by the authorities below and also according to the assessee, when no proper opportunity have been given by the Assessing Off icer, it would be reasonable and appropriate to restore this issue to the f ile of Assessing Off icer with direction to re- decide this issue by giving reasonable suff icient opportunity of being heard to the assessee.
9(ii) We, accordingly, set aside the orders of the authorities belo w and restore this issue to the f ile of Assessing Off icer with direction to re-decide this issue by f ollo wing the reasons f or decision given by ld. CIT(Appeals) for assessment year 2003-04 (supra) whereby addition on identical issue have been deleted. The Assessing Off icer shall give reasonable suff icient opportunity of being heard to the assessee.
10. In the result, ground Nos. 3 to 6 of the appeal of the assessee are allo wed f or statistical purposes."
26. After considering rival submissions, we are of the view, it is identical matter which have been decided in group case of M/s Heera Moti Agro Industries (supra) in which also, the matter was restored to the file of Assessing Officer for re-deciding the issue following the order of ld. CIT(Appeals) for assessment year 2003-04. 41 Following the order in the case of M/s Heera Moti Agro Industries (supra), we set aside the orders of authorities below and restore this issue to the file of Assessing Officer with direction to re-decide this issue by following the reasons for decision given by ld. CIT(Appeals) for assessment year 2003-04 (supra) whereby addition on identical issue have been deleted. The Assessing Officer shall give reasonable sufficient opportunity of being heard to the assessee. These grounds of appeal of the assessee are allowed for statistical purposes.
27. In the result, appeal of the assessee is partly allowed.
ITA 60/2014 (M/s Surbhi Agro Foods Products, Baddi) ( A.Y. : 2005-06)
28. This appeal by assessee has been directed against the order of ld. CIT(Appeals) Central, Gurgaon dated 07.10.2013 for assessment year 2005-06.
29. The ld. counsel for the assessee did not press ground Nos. 1, 2, 3, 5 and 6 of the appeal. These grounds are dismissed as not pressed.
30. On ground No. 4, assessee challenged the addition of Rs. 2,04,020/- on account of sundry creditors. 42
31. The ld. Representatives of both the parties submitted that this issue is same as have been decided in group cases of M/s Heera Moti Agro Industries (supra) vide order dated 20.09.2016. The orders of authorities below are accordingly, set aside and matter is restored to the file of Assessing Officer with direction to re-decide this issue as is directed in the case of M/s Heera Moti Agro Industries (supra). This ground of appeal of the assessee is allowed for statistical purposes.
32. In the result, appeal of the assessee is partly allowed for statistical purposes.
ITA 63/2014 (M/s Surbhi Agro Foods Products, Baddi) ( A.Y. : 2008-09)
33. This appeal by assessee has been directed against the order of ld. CIT(Appeals) Central, Gurgaon dated 07.10.2013 for assessment year 2008-09.
34. The ld. counsel for the assessee did not press ground No. 1, 2, 3, 5 and 6 of the appeal. These grounds are dismissed as not pressed.
35. On ground No.4, assessee challenged the disallowance of deduction under section 80IC of the Act to the tune of Rs. 9,62,558/-. This ground is same as is decided in the case of M/s Heera Moti Agro Industries ITA 740/2013 on ground No. 3. Following the reasons for decision for the same, we set aside the orders of authorities below and direct Assessing Officer to grant 43 deduction under section 80IC of Income Tax Act to the assessee. This ground is allowed.
36. On ground No. 7, assessee challenged the addition of Rs. 53,568/- on account of sundry creditors. The ld. Representatives of both the parties submitted that this issue is same as have been decided in group cases of M/s Heera Moti Agro Industries (supra) vide order dated 20.09.2016. The orders of authorities below are accordingly, set aside and matter is restored to the file of Assessing Officer with direction to re-decide this issue as is directed in the case of M/s Heera Moti Agro Industries (supra). This ground of appeal of the assessee is allowed for statistical purposes.
37. In the result, this appeal of the assessee is partly allowed.
ITA 64/2014 (M/s Surbhi Agro Foods Products, Baddi) ( A.Y. : 2009-10)
38. This appeal by assessee has been directed against the order of ld. CIT(Appeals) Central, Gurgaon dated 07.10.2013 for assessment year 2009-10.
39. The ld. counsel for the assessee did not press ground Nos. 1, 2, 3 and 5 of the appeal. These grounds are dismissed as not pressed.
40. On ground No. 4 assessee challenged the addition of Rs. 1,56,618/-on account of sundry creditors. The ld. Representatives of both the parties submitted that this 44 issue is same as have been decided in group cases of M/s Heera Moti Agro Industries (supra) vide order dated 20.09.2016. The orders of authorities below are accordingly, set aside and matter is restored to the file of Assessing Officer with direction to re-decide this issue as is directed in the case of M/s Heera Moti Agro Industries (supra). This ground of appeal of the assessee is allowed for statistical purposes.
41. In the result, appeal of the assessee is partly allowed for statistical purposes.
42. In the result, all the appeals of the assessee are partly allowed and partly allowed for statistical purposes.
Order pronounced in the Open Court.
Sd/- Sd/-
( ANNAPURNA GUPTA) (BHAVNESH SAINI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 23rd February, 2017.
'Poonam'
Copy to:
1. The Appellant
2. The Respondent
3. The CIT(A)
4. The CIT,DR
Assistant Registrar,
ITAT/CHD