Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Income Tax Appellate Tribunal - Delhi

R.A. Metals Private Limited, Delhi vs Income Tax Officer, Delhi on 30 April, 2024

                INCOME TAX APPELLATE TRIBUNAL
                  DELHI BENCH "F": NEW DELHI


                          BEFORE
          SHRI S RIFAUR RAHMAN, ACCOUNTANT MEMBER
                             AND
           SHRI VIMAL KUMAR, JUDICIAL MEMBER


                       ITA No. 2946/Del/2023
                         Asstt. Year: 2017-18

           R.A. Metals Private Limited     Vs.   ITO,
           S.No.3, G/F-2120 Sona Bazar,          Delhi.
           Bhagirath Palace,
           Delhi 110 006.
           PAN AAFCR1911H
              (Appellant)                        (Respondent)


             Assessee by:       Dr. Rakesh Gupta, Advocate
                                Shri Somil Agarwal, Advocate
                                Ms. Shilpa Gupta, CA
             Department by:     Shri Vivek Vardhan, Sr. DR
             Date of Hearing:   16.04.2024
             Date of            30.04.2024
             pronouncement:

                                ORDER

PER VIMAL KUMAR, JM

This appeal is against order dated 11.10.2023 of the Learned Commissioner of Income Tax (Appeals) through which addition of Rs. 18,00,000/- in terms of provisions of section 68 in the assessment year 2017-18 vide assessment order dated 25.12.2019 of the Learned Assessing Officer was confirmed.

2. Brief facts of the case are that assessee company e-filed its return of income on 25.09.2017 declaring income of Rs. 10.73,540/-. The case was selected for complete scrutiny through CASS. Notice under section 143 of Income Tax Act, 1961 dated 08.08.2018 was issued. Notice under section 142(1) of Income Tax Act, 1961 was also issued. In response to notices assessee company furnished details. The assessee failed to comply with various notices issued penalty for non-compliance under section 272A(1)(d) of the Act vide show cause notice dated 14.11.2019 were issued. The assessee company filed its reply dated 22.12.2019 which was not found to be credit worthy. Amount of Rs. 18,00,000/- was unexplained cash credit under section 68 of the Act. Proceedings under section 271AAC of the Income Tax Act, 1961 were initiated separately. The assessee preferred appeal which was dismissed vide order dated 11.10.2023.

3. Being aggrieved appellant assessee preferred an appeal.

4. Learned Counsel for the assessee submitted that addition of Rs. 18,00,000/- made by Learned Assessing Officer under section 68 on account of unsecured loan received by assessee company Shri Bhim Sen Grover father of son of Director of assessee company. Learned CIT(A) mentioned that bank statement of Shri Bhim Sen Grover was examined and it was noticed that as soon as any clearing of substantial value was entered in his account, the same was followed by a debit entry same day, leaving a petty balance. Nothing adverse was found regarding effective financial management of Shri Bhim Sen Grover, funds were kept invested in one form or another to create passive income and where a better opportunity appears he withdrew funds from his earlier investment and made fresh 2 investment. The observation of Learned CIT(A) supported case of assessee that Shri Bhim Sen Grover had enough funds in his bank account to advance the money to assessee company. Shri Bhim Sen Grover was assessed to tax and said loan was received and repaid by the assessee through banking channel during the FY 2016-17 and FY 2017-18. Hon'ble High Court of Punjab & Haryana in case of CIT vs. Shri Ram Narain Goel (1996) 64 CCH 1318 PHHC (1997) 224 ITR 0180 has held that Tribunal correctly took the view that the assessee was not supposed to prove the source of the loans. Suspicion, howsoever strong, cannot take the place of evidence or proof. So appeal may be accepted. Impugned orders may be set aside.

5. Learned DR submitted that Shri Bhim Sen Grover maintained account which showed that as soon as any clearing of substantial value has entered his account, the same was followed with a debit entry on the same day, leaving a petty balance. Therefore appeal may be rejected.

6. From examination of record in light of aforesaid rival contention, it is crystal clear that Learned CIT(A) in para No. 8.3 at page 24 has mentioned that as soon as Shri Bhim Sen Grover received Rs. 18,00,000/- from one M/s. Mark Metals Pvt. Ltd. same amount got forwarded to the assessee, leaving a balance of Rs. 76,000/-. Learned CIT(A) in para 8.5 at page 25 has mentioned that Shri Bhim Sen Grover established through submission of ITR, bank statement and Form 16 and the loan was received by it through banking channels was genuine and 3 credit worthy. As per ratio of judgment in CIT vs. Shri Ram Narain Goel's case (supra) it is well settled that the assessee is not supposed to prove the source of the loan, suspicion howsoever strong cannot take the place of evidence or proof. In view of the above material facts and well settled principle of law passing of assessment order dated 25.12.2019 and confirming the order of Learned CIT(A) dated 11.10.2023 are not just fair and reasonable and deserves to be set aside.

7. No other point was argued.

8. Hence the appeal of the assessee is allowed and impugned orders dated 28.12.2019 are set aside.

Order pronounced in the open court on 30 th April, 2024.

                  sd/-                                                    sd/-
  (S RIFAUR RAHMAN)                                                   (VIMAL KUMAR)
 ACCOUNTANT MEMBER                                                    JUDICIAL MEMBER

Dated:         30/04/2024

Veena

Copy forwarded to -
1.    Applicant
2.    Respondent
3.    CIT
4.    CIT (A)
5.    DR:ITAT
                                                                  ASSISTANT REGISTRAR
                                                                  ITAT, New Delhi

Date of dictation

Date on which the typed draft is placed before the dictating Member Date on which the typed draft is placed before the Other Member 4 Date on which the approved draft comes to the Sr. PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr. PS/PS Date on which the final order is uploaded on the website of ITAT Date on which the file goes to the Bench Clerk Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order 5