Income Tax Appellate Tribunal - Indore
Amrit Colonizers Private ... vs Acit (Central)-Ii Bhopal, Bhopal on 25 October, 2024
आयकर अपील*य अ+धकरण, इं दौर 2यायपीठ, इं दौर
IN THE INCOME TAX APPELLATE TRIBUNAL INDORE
BENCH, INDORE
BEFORE SHRI VIJAY PAL RAO, JUDICIAL MEMBER
AND
SHRI B.M. BIYANI, ACCOUNTANT MEMBER
IT(SS)A No.05 to 08/Ind/2024
(Assessment Years: 2015-16 to 2018-19)
M/s Amrit Colonisers ACIT-Central -II
Pvt. Ltd. Bhopal
17, Zone-II,
Vs.
MP Nagar,
Bhopal
(Appellant / Assessee) (Respondent/Revenue )
PAN: AAICA9146N
Appellant by Shri Hitesh Chimnani & Ms.
Komal Kataria, ARs
Revenue by Shri Ram Kumar Yadav, AR
Date of Hearing 26.09.2024
Date of Pronouncement 25.10.2024
ORDER
Per Bench :
These appeals by Assessee are directed against the composite order dated 09.01.2024 of the Commissioner of Income Tax (Appeal)3 Bhopal, for A.Y.2015-16 to 2018-19. The assessee has raised common grounds in these appeals except for the quantum addition. The grounds raised for A.Y.2015-16 are reproduced as under:
IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
"1.That on the facts and in the circumstances of the case and law, the impugned order passed under 153A r.w.s.143(3) of the Income Tax Act, 1961 is erroneous and without jurisdiction and therefore deserves to be quashed.
2.That on the facts and in the circumstances of the case and in law, the impugned order passed by the Ld. AO under section 153A r.w.s 143(3) of the Income Tax Act, 1961 dated 30.07.2021 is non-est as the same was passed without any document identification number (DIN) as mandated by Circular No. 19/2019 dated 14.08.2019 and thus the said order deserves to be quashed.
3. That on the facts and circumstances of the case and in law the Hon'ble CIT-(A) erred in confirming the erroneous addition of Rs. 42,22,707/-
by the Ld. AO without properly appreciating the facts of the case and submissions made before him.
4. That on the facts and circumstances of the case and in law, the Ld. CIT(A) erred in confirming the addition of Rs. 42,22,707/- made by the Ld. AO to the income of the appellant company based on alleged incriminating worksheets contained in a laptop seized from a third-party Shri Dileep Kumar Gupta without allowing any opportunity for cross- examination despite a specific request for the same.
5. That on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in confirming the addition without giving the assessee company an adequate opportunity for cross-examination, which violates principles of natural justice.
6. Without prejudice to the above, it is contended that the Learned Assessing Officer (Ld. AO) erred in the levying tax as per Section 115BBE of the Income Tax Act when the Ld. AO himself posited that the alleged amounts in question represent undisclosed receipts emanating from a construction project which is in fact the business of the assessee.
7.The appellant seeks to leave, add, alter, amend, abandon or substitute any of the above grounds during the hearing of the appeal."
2. Assessee is a joint venture partner along with Amrit Homes Pvt. Ltd. & Amrit Colonisers Pvt. Ltd. for development and sale of residential project Pebbel Bay. These additions were made by the AO on the basis of the same incriminating material and pursuant Page 2 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
to the same search and seizure action as in the case of Amrit Homes Pvt. Ltd.
3. Ground no.1 to 5: An identical issue raised by the assessee is involved in case of Amrit Homes Pvt. Ltd. which has been considered and decided by this Tribunal vide even order dated as under:
"3.There was search and seizure action u/s 132(1) of the Act on 16.05.2018 in case of Asnani Group. The assesse company is also covered under the said search. In the assessment framed u/s 153A of the Act the AO made inter alia two additions on the basis of LPS1 & 2 on account of cash receipt for sale and booking of residential unit & statement of Shri Dileep Gupta and second addition was based on LPS-5 to 7. On appeal the CIT(A) has deleted the addition made by the AO on the basis of LPS 5 to 7 being not related to the assessment years under consideration but confirm the addition based on LPS -1 & 2 which is an MS Excel Sheet taken from laptop of Shri Dileep Gupta seized during the course of search and seizure action in case of DG Homes & Reality Pvt. Ltd. carried on 12.01.2018 against which the assesse has filed these appeals.
4. Thus, the solitary common issue arises in these two appeals of the assesse is regarding the addition sustained by the CIT(A) based on the seized documents marked as LPS-1 & 2.
4.1 Before the tribunal Ld. AR of the assesse has submitted that the alleged seized document is a MS Excel Sheets taken from laptop of Shri Dileep Gupta during the course of search and seizure action dated 12.01.2018 in case of DG Homes & Realty Pvt. Ltd. Therefore, the said document was neither found or seized during the course of search and seizure action in the case of the assessee and hence, the same cannot be considered as an incriminating material for the purpose of assessment u/s 153A of the Act. Ld. AR has further submitted that the statement of Shri Dileep Gupta was recorded by DDIT Investigation on 26.04.2018 which has been relied by the AO for making the addition Page 3 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
however, the assesse was neither supplied the seized documents and copy of the statement of Shri Dileep Gupta nor given an opportunity to cross examine Shri Dileep Gupta. Thus, the assesse was not even confronted with the alleged incriminating documents seized from 3rd party during a separate search and seizure action which is in violation of principles of natural justice. Even otherwise the Allegation in the statement of Shri Dileep Gupta was only to the extent that he has collected cash from the customers for sale and booking of the residential units in project Pebble Bay and the same was handed over to the directors of the assessee company as well as M/s Amrit Colonizers Pvt. Ltd. He has relied upon the judgment of Hon'ble Supreme Court in case of M/s Andaman Timber Industries v. CIT (2015) 281 CTR 241 (SC) as well as judgment of Hon'ble Delhi High Court in case of CIT vs. SMC Share Brokers Ltd. 159 Taxman 306. Ld. AR has also relied the judgment of Hon'ble jurisdictional High Court in case of Prakash Chand Nahta v. CIT 170 taxman 520 and submitted that without allowing the assesse to cross examined the witness, the addition made on the basis of the said statement is not sustainable and liable to be deleted.
4.2 Ld. AR has further submitted that even the alleged seized document was seized from the possession of the third party and in a separate search and seizure operation cannot be relied upon for making addition when the assesse was not confronted with the seized documents as well as statements of Shri Dileep Gupta. In support of his contention he has relied upon the decision of this Tribunal in case of ACIT vs. Shree Nakoda Construction Company in ITANo.48/Ind/2021. Ld. AR has also questioned the admissibility of the said seized documents being excel sheet taken from laptop of Shri Dileep Gupta during a separate and distinct search and seizure action on the ground that the said evidence can be proved only in accordance with the procedure prescribed under section 65A and 65B of the Act Indian Evidence Act 1872. The evidence relating to electronic record as per the provisions of section 65B(4) cannot be accepted as an evidence unless a certificate in this respect is not produced. Since it is a secondary electronic evidence and therefore, it is mandatory to be certified as per provisions of section 65B(4) of the Act. In Page 4 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
support of his contention he has relied upon the judgment of Hon'ble Supreme Court in case of Anwar PV v. B.K. Basheer (2014) 10SCC 473 as well as the judgment in case of Arjun Pandit Rao Khotkar v. Kailash Kushanrao Gorantyal (2020) 7 SCC 1. Ld. AR has also relied upon the decision of Mumbai Benches of the Tribunal in case of ACIT v. Anand Jaikumar Jain 147 taxmann.com 125. Thus, he has submitted that the addition sustained by the CIT(A) is liable to be deleted.
5. On the other hand, ld. DR has relied upon the orders of the authorities below and submitted that the seized documents LPS1 & 2 contains various entries of cash receipt from the customers for sale and booking of the residential units in the project Pebble Bay. In the statement Shri Dileep Gupta has explained that he was working as marketing agent of assesse as well as M/s Amrit Colonizers Pvt. Ltd. and collected the cash which was handed over to the directors /key person of these companies.
6.We have considered the rival submissions as well as relevant material on record. The assesse company is engaged in the business of builders and developers. The assesse company along with Amrit Colonizers Pvt. Ltd. entered into joint venture agreement with M/s Asnani Builders & Developers Ltd. for development and sale of residential project namely Pebble Bay. The issue before us is confined only to the addition made by the AO on the basis of seized documents marked as LPS 1 & 2 being Excel Sheet taken from Laptop of Shri Dileep Gupta seized during the course of search and seizure action dated 12.01.2018 carried out in case of M/s D.G Homes & Realty Pvt. Ltd. Though the assesse was also subjected to search and seizure action u/s 132(1) but the same was carried out on 16.05.2018. Therefore, these are two separate and distinct search and seizure actions; one dated 16.05.2018 in case of the assesse and another dated 12.01.2018 in case of Shri Dileep Gupta and M/s DG Homes & Realty Pvt. Ltd. The addition made by the AO which was confirmed by the CIT(A) is undisputedly based on the said seized documents marked as LPS-1 & 2 as well as statement of Shri Dileep Gupta not related to the search and seizure action carried in the case of assesse can not be considered as an incriminating Page 5 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
material for the purpose of framing assessment u/s 153A of the Act for A.Ys which were not pending on the date of initiation of search and seizure action dated 16.05.2018. The AO has given details of the return of income filed by the assesse for A.Ys.201516 & 2016-17 as under:
A.Y. Total income
(in Rs.)
Total income Additional
Date of filing Date of filing of declared in income
of return u/s return u/s Return u/s offered (in
139(1) 153A 153A (in Rs.) Rs.)
2015-16 30.9.2015 1,28,95,520/- 13.02.2020 1,28,95,520 Nil
2016-17 16.10.2016 96,31,060/- 13.02.2020 96,31,060/- Nil
2017-18 30.03.2018 1,34,15,840/- 13.02.2020 1,34,15,840/- Nil
2018-19 29.03.2019 72,92,580/- 13.02.2020 72,92,580 Nil
2019-20 23.07.2020 18,66,530 NA NA NA
6.1Thus both these assessment years were not pending as on the date of search i.e. 16.04.2018 and consequently these are unabated assessments. LPS 1 & 2 are undisputedly neither found nor seized during the course of search and seizure operation in the case of the assesse but the same was taken from Laptap of Shri Dileep Gupta during the search and seizure dated 12.01.2018 in his case as well as M/s DG Homes & Reality Pvt. Ltd. Therefore, the said seized documents cannot be used for the Page 6 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
purpose of framing assessment u/s 153A of the Act and that too for the assessment years which were not pending on the date of search and consequently not got abated by virtue of search and seizure action. At the most the said seized material could have been a basis for initiation of proceedings u/s 153C of the Act if it discloses an undisclosed income in the hands of the assesse. At this stage it is relevant to refer the judgment of Hon'ble Supreme Court in case of Pr. CIT, Central-3 v. Abhisar Buildwell (P.) Ltd. as reported in [2023] 454 ITR 212 (SC) wherein it has been held that no addition can be made in absence of any incriminating material found and seized during the course of search and seizure action for assessment years which are nonabated by virtue of search. The Hon'ble Supreme Court has considered this issue in case as under:
"9. While considering the issue involved, one has to consider the object and purpose of inser on of Sec on 153A in the Act, 1961 and when there shall be a block assessment under Sec on 153A of the Act, 1961.
9.1 That prior to inser on of Sec on 153A in the statute, the relevant provision for block assessment was under Sec on 158BA of the Act, 1961. The erstwhile scheme of block assessment under Sec on 158BA envisaged assessment of 'undisclosed income' for two reasons, firstly that there were two parallel assessments envisaged under the erstwhile regime, i.e., (i) block assessment under sec on 158BA to assess the 'undisclosed income' and (ii) regular assessment in accordance with the provisions of the Act to make assessment qua income other than undisclosed income. Secondly, that the 'undisclosed income' was chargeable to tax at a special rate of 60% under sec on 113 whereas income other than 'undisclosed income' was required to be assessed under regular assessment procedure and was taxable at normal rate. Therefore, sec on 153A came to be inserted and brought on the statute. Under Sec on 153A regime, the inten on of the legisla on was to do away with the scheme of two parallel assessments and tax the 'undisclosed' income too at the normal rate of tax as against any special rate. Thus, a er introduc on of Sec on 153A and in case of search, there shall be block assessment for six years. Search assessments/block assessments under Sec on 153A are triggered by conduc ng of a valid search under Sec on 132 of the Act, 1961. The very purpose of search, which is a prerequisite/trigger for invoking the provisions of sec ons 153A/153C is detec on of undisclosed income by undertaking extraordinary power of search and seizure, i.e., the income which cannot be detected in ordinary course of regular assessment. Thus, the founda on for making search assessments under Sec ons 153A/153C can be said to be the existence of incrimina ng material showing undisclosed income detected as a result of search.
10. On a plain reading of Sec on 153A of the Act, 1961, it is evident that once search or requisi on is made, a mandate is cast upon the AO to issue no ce under Sec on 153 of the Act to the person, requiring him to furnish the return of income in respect of each Page 7 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
assessment year falling within six assessment years immediately preceding the assessment year relevant to the previous year in which such search is conducted or requisi on is made and assess or reassess the same. Sec on 153A of the Act reads as under:
"153A. Assessment in case of search or requisi on - (1) Notwithstanding anything contained in Sec on 139, Sec on 147, Sec on 148, Sec on 149, Sec on 151 and Sec on 153, in the case of a person where a search is ini ated under Sec on 132 or books of account, other documents or any assets are requisi oned under Sec on 132-A a er the 31st day of May, 2003, the Assessing Officer shall-- (a) issue no ce to such person requiring him to furnish within such period, as may be specified in the no ce, the return of income in respect of each assessment year falling within six assessment years referred to in clause (b), in the prescribed form and verified in the prescribed manner and se ng forth such other par culars as may be prescribed and the provisions of this Act shall, so far as may be, apply accordingly as if such return were a return required to be furnished under Sec on 139; (b) assess or reassess the total income of six assessment years immediately preceding the assessment year relevant to the previous year in which such search is conducted or requisi on is made: Provided that the Assessing Officer shall assess or reassess the total income in respect of each assessment year falling within such six assessment years:
Provided further that assessment or reassessment, if any, rela ng to any assessment year falling within the period of six assessment years referred to in this sub-sec on pending on the date of ini a on of the search under Sec on 132 or making of requisi on under Sec on 132-A, as the case may be, shall abate. (2) If any proceeding ini ated or any order of assessment or reassessment made under sub-sec on (1) has been annulled in appeal or any other legal proceeding, then, notwithstanding anything contained in sub-sec on (1) or Sec on 153, the assessment or reassessment rela ng to any assessment year which has abated under the second proviso to subsec on (1), shall stand revived with effect from the date of receipt of the order of such annulment by the Commissioner: Provided that such revival shall cease to have effect, if such order of annulment is set aside Explana on.--For the removal of doubts, it is hereby declared that,-- (i) save as otherwise provided in this sec on, Sec on 153- B and Sec on 153-C, all other provisions of this Act shall apply to the assessment made under this sec on; (ii) in an assessment or reassessment made in respect of an assessment year under this sec on, the tax shall be chargeable at the rate or rates as applicable to such assessment year."
11. As per the provisions of Sec on 153A, in case of a search under Sec on 132 or requisi on under Sec on 132A, the AO gets the jurisdic on to assess or reassess the 'total income' in respect of each assessment year falling within six assessment years. However, it is required to be noted that as per the second proviso to Sec on 153A, the assessment or reassessment, if any, rela ng to any assessment year falling within the period of six assessment years pending on the date of ini a on of the search under Sec on 132 or making of requisi on under Sec on 132A, as the case may be, shall abate. As per sub-sec on (2) of Sec on 153A, if any proceeding ini ated or any order of assessment or reassessment made under sub-sec on (1) has been annulled in appeal or Page 8 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
any other legal proceeding, then, notwithstanding anything contained in sub-sec on (1) or sec on 153, the assessment or reassessment rela ng to any assessment year which has abated under the second proviso to subsec on (1), shall stand revived with effect from the date of receipt of the order of such annulment by the Commissioner. Therefore, the inten on of the legisla on seems to be that in case of search only the pending assessment/reassessment proceedings shall abate and the AO would assume the jurisdic on to assess or reassess the 'total income' for the en re six years period/block assessment period. The inten on does not seem to be to re-open the completed/unabated assessments, unless any incrimina ng material is found with respect to concerned assessment year falling within last six years preceding the search. Therefore, on true interpreta on of Sec on 153A of the Act, 1961, in case of a search under Sec on 132 or requisi on under Sec on 132A and during the search any incrimina ng material is found, even in case of unabated/completed assessment, the AO would have the jurisdic on to assess or reassess the 'total income' taking into considera on the incrimina ng material collected during the search and other material which would include income declared in the returns, if any, furnished by the assessee as well as the undisclosed income. However, in case during the search no incrimina ng material is found, in case of completed/unabated assessment, the only remedy available to the Revenue would be to ini ate the reassessment proceedings under sec ons 147/48 of the Act, subject to fulfilment of the condi ons men oned in sec ons 147/148, as in such a situa on, the Revenue cannot be le with no remedy. Therefore, even in case of block assessment under sec on 153A and in case of unabated/completed assessment and in case no incrimina ng material is found during the search, the power of the Revenue to have the reassessment under sec ons 147/148 of the Act has to be saved, otherwise the Revenue would be le without remedy.
12. If the submission on behalf of the Revenue that in case of search even where no incrimina ng material is found during the course of search, even in case of unabated/completed assessment, the AO can assess or reassess the income/total income taking into considera on the other material is accepted, in that case, there will be two assessment orders, which shall not be permissible under the law. At the cost of repe on, it is observed that the assessment under Sec on 153A of the Act is linked with the search and requisi on under Sec ons 132 and 132A of the Act. The object of Sec on 153A is to bring under tax the undisclosed income which is found during the course of search or pursuant to search or requisi on. Therefore, only in a case where the undisclosed income is found on the basis of incrimina ng material, the AO would assume the jurisdic on to assess or reassess the total income for the en re six years block assessment period even in case of completed/unabated assessment. As per the second proviso to Sec on 153A, only pending assessment/reassessment shall stand abated and the AO would assume the jurisdic on with respect to such abated assessments. It does not provide that all completed/unabated assessments shall abate. If the submission on behalf of the Revenue is accepted, in that case, second proviso to sec on 153A and subsec on (2) of Sec on 153A would be redundant and/or rewri ng the said provisions, which is not permissible under the law.
13.For the reasons stated hereinabove, we are in complete agreement with the view taken by the Delhi High Court in the case of Kabul Chawla (supra) and the Gujarat High Court in the case of Saumya Construc on (supra) and the decisions of the other Page 9 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
High Courts taking the view that no addi on can be made in respect of the completed assessments in absence of any incrimina ng material.
14. In view of the above and for the reasons stated above, it is concluded as under:
i) that in case of search under Sec on 132 or requisi on under Sec on 132A, the AO assumes the jurisdic on for block assessment under sec on 153A;
ii) all pending assessments/reassessments shall stand abated; iii) in case any incrimina ng material is found/unearthed, even, in case of unabated/completed assessments, the AO would assume the jurisdic on to assess or reassess the 'total income' taking into considera on the incrimina ng material unearthed during the search and the other material available with the AO including the income declared in the returns; and
iv) in case no incrimina ng material is unearthed during the search, the AO cannot assess or reassess taking into considera on the other material in respect of completed assessments/unabated assessments. Meaning thereby, in respect of completed/unabated assessments, no addi on can be made by the AO in absence of any incrimina ng material found during the course of search under Sec on 132 or requisi on under Sec on 132A of the Act, 1961. However, the completed/unabated assessments can be re-opened by the AO in exercise of powers under Sec ons 147/148 of the Act, subject to fulfilment of the condi ons as envisaged/men oned under sec ons 147/148 of the Act and those powers are saved. The ques on involved in the present set of appeals and review pe on is answered accordingly in terms of the above and the appeals and review pe on preferred by the Revenue are hereby dismissed. No costs.
Accordingly, the addition made by the AO and sustained by the CIT(A) on the basis of the alleged LPS 1 & 2 is not sustainable and liable to be deleted on this ground alone.
6.2 Further it is also undisputed fact that the AO has not confronted the alleged LPS 1 & 2 as well as the statement of Shri Dileep Gupta to the assesse and therefore, the assesse was not even given opportunity to put up its defense as well as cross examine Shri Dileep Guptat whose statement has been relied upon by the AO while making addition in question. Once the alleged incriminating material LPS 1 & 2 is not found and seized during the course of search and seizure of the assesse but was seized during the course of separate and distinct search and seizure operation of third person then making addition on the basis of the alleged documents as well as statement of third party without giving opportunity to the assessee to cross examine the witness as well as to put up its defence, is not Page 10 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
sustainable in law. The AO has not brought any material on record to show that the documents were either confronted to the assesse during the search proceedings of the assesse or during the assessment proceedings. The Hon'ble Supreme Court in case of Andaman Timber Industries vs. Commissioner of Central Excise 62 taxman 3 has held in para 6 & 7 as under:
"6. According to us, not allowing the assessee to cross-examine the witnesses by the Adjudica ng 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 viola on of principles of natural jus ce 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 Adjudica ng Authority did not grant this opportunity to the assessee. It would be per nent to note that in the impugned order passed by the Adjudica ng Authority he has specifically men oned that such an opportunity was sought by the assessee. However, no such opportunity was granted and the aforesaid plea is not even dealt with by the Adjudica ng Authority. As far as the Tribunal is concerned, we find that rejec on of this plea is totally untenable. The Tribunal has simply stated that cross-examina on 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 prices remain sta c. It was not for the Tribunal to have guess work as to for what purposes the appellant wanted to crossexamine those dealers and what extrac on the appellant wanted from them.
7. As men oned above, the appellant had contested the truthfulness of the statements of these two witnesses and wanted to discredit their tes mony for which purpose it wanted to avail the opportunity of cross-examina on. That apart, the Adjudica ng 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 men oned in the price list itself could be the subject ma er of cross-examina on. Therefore, it was not for the Adjudica ng Authority to presuppose as to what could be the subject ma er of the cross-examina on and make the remarks as men oned above. We may also point out that on an earlier occasion when the ma er came before this Court in Civil Appeal No. 2216 of 2000, order dated 17.03.2005 was passed remi ng the case back to the Tribunal with the direc ons to decide the appeal on merits giving its reasons for accep ng or rejec ng the submissions."
6.3 Accordingly addition made by the AO in violation of principle of natural justice is not sustainable and liable to be deleted on this ground alone.
7. The third objection raised by the assesse is regarding inadmissibility of the said Excel Sheet taken from laptop of Shri Dileep Gupta in contravention of provisions of section 65B(4) of the Indian Evidence Act as evidence. An identical issue has been considered by us in case of M/s Asnani Builders & Page 11 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
Developers Ltd. in ITANo.11 to 14/Ind/2014 vide even dated order in para 6.6 & 6.7 as under:
"6.6 The Ld. AR has also raised a strong objection against the admissibility of excel sheet as an evidence in view of Section 65B of the Evidence Act which requires that the evidence in the form of electronic record can only be used in the proceedings if a certificate u/s 65B(4) of the Evidence Act is produced. In the case in hand the department has not disputed that no such certificate has been taken or available with the A.O in respect of the excel sheet marked as LPS1. The CIT(A) has only made a reference to the judgment of Hon'ble Supreme Court in case of Chuharmal vs. CIT 172 ITR 250 wherein it was observed that the rules of evidence act do not apply strictly to proceedings under the Income Tax Act but that was only in respect of the admissibility of the evidence without undergoing the process of proving it as strictly as per the Evidence Act but not regarding the procedure to collect digital evidence in compliance of the provisions of Evidence Act. The safeguard u/s 65B is provided to avoid any manipulation or loosing the contents in the process of collecting the electronic record. The Visakhapatnam Bench of this Tribunal in case of Polisetty Somasundaram reported in 153 taxmann.comn 591 relied upon the by the Ld. AR of the assessee as held in para 39 to 46 as under:
"39. We have heard both the par es and perused the material available on record and the orders of the Ld. Revenue Authori es on this issue as well as the submissions made by the Ld. AR and the Ld. CIT-DR. The CBDT has issued an Inves ga on Manual for the purpose of collec ng Digital Evidence in the cases of search and seizure. In para 2.6.3 of the said Manual, the CBDT has advised that the procedure has to be in consonance with the provisions of sec on 65B of the Indian Evidence Act. For reference sake, we extract below the relevant para 2.6.3 of the Manual:
"2.6.3 Under Indian Evidence Act there are several references to documents and records and entries in books of account and their recogni on as evidence. By way of the THE SECOND SCHEDULE to the Informa on Technology Act Amendments to the Indian Evidence Act have been brought in so as to, incorporate reference to Electronic Records along with the document giving recogni on to the electronic records as evidence.
Further, special provisions as to evidence rela ng to electronic record have been inserted in the Indian Evidence Act, 1872 in the form of sec on 65A & 65B, a er sec on 65. These provisions are very important. They govern the integrity of the electronic record as evidence, as well as, the process for crea ng electronic record. Importantly, they impart faithful output of computer the same eviden ary value as original without further proof or produc on of original. Accordingly, while handling any digital evidence, the procedure has to be in consonance of these provisions."Page 12 of 21
IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
40. Further, we find that sec on 65B(2) of the Indian Evidence Act clearly specifies the following condi ons with respect to obtaining of Digital Evidence both for primary and secondary evidences. The relevant extract of sec on 65B(2), (3) and (4) are as follows:
"(2) The condi ons referred to in sub-sec on (1) in respect of a computer output shall be the following, namely:
(a) the computer output containing the informa on was produced by the computer during the period over which the computer was used regularly to store or process informa on for the purposes of any ac vi es regularly carried on over 181 that period by the person having lawful control over the use of the computer;
(b) during the said period, informa on of the kind contained in the electronic record or of the kind from which the informa on so contained is derived was regularly fed into the computer in the ordinary course of the said ac vi es;
(c) throughout the material part of the said period, the computer was opera ng properly or, if not, then in respect of any period in which it was not opera ng properly or was out of opera on during that part of the period, was not such as to affect the electronic record or the accuracy of its contents; and
(d) the informa on contained in the electronic record reproduces or is derived from such informa on fed into the computer in the ordinary course of the said ac vi es.
(3) Where over any period, the func on of storing or processing informa on for the purposes of any ac vi es regularly carried on over that period as men oned in clause (a) of sub-sec on (2) was regularly performed by computers, whether-
(a) by a combina on of computers opera ng over that period; or
(b) by different computers opera ng in succession over that period; or
(c) by different combina ons of computers opera ng in succession over that period; or
(d) in any other manner involving the successive opera on over that period, in whatever order, of one or more computers and one or more combina ons of computers, all the computers used for that purpose during that period shall be treated for the purposes of this sec on as cons tu ng a single computer; and references in this sec on to a computer shall be construed accordingly.
(4) In any proceedings where it is desired to give a statement in evidence by virtue of this sec on, a cer ficate doing any of the following things, that is to say, -
(a) iden fying the electronic record containing the statement and describing the manner in which it was produced;Page 13 of 21
IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
(b) giving such par culars of any device involved in the produc on of that electronic record as may be appropriate for the purpose of showing that the electronic record was produced by a computer;
(c) dealing with any of the ma ers to which the condi ons men oned in sub-sec on (2) relate, and purpor ng to be signed by a person occupying a responsible official posi on in rela on to the opera on of the relevant device or the management of the relevant ac vi es (whichever is appropriate) shall be evidence of any ma er stated in the cer ficate; and for the purposes of this sub-sec on it shall be sufficient for a ma er to be stated to the best of the knowledge and belief of the person sta ng it."
41. We find from the wri en submissions of the Ld. AR that the provisions of sec on 65B(2)(d) as extracted above was not followed by the Revenue. The Revenue failed to iden fy the primary system giving par culars of the device involved in the produc on of the data was produced by a computer.
42. Further, we have also considered the cases referred to by the Ld. AR. In the case of Vetrivel Mineral (supra) the Hon'ble Madras High Court has observed as under:
"24. As contended by the writ pe oners, when the en re assessment has been framed only on the basis of the so-called electronic record which are said to be copies of Excel Sheet, Excel work note book etc., non-compliance of sec on 65(B) of the Indian Evidence Act renders the document inadmissible in the eye of law as held by the Supreme Court in the judgment Anvar P.V. case (supra).
''14. Any documentary evidence by way of an electronic record under the Evidence Act, in view of sec ons 59 and 65A, can be proved only in accordance with the procedure prescribed under sec on 65B. Sec on 65B deals with the admissibility of the electronic record. The purpose of these provisions is to sanc fy secondary evidence in electronic form, generated by a computer. It may be noted that the sec on starts with a non obstante clause. Thus, notwithstanding anything contained in the Evidence Act, any informa on contained in an electronic record which is printed on a paper, stored, recorded or copied in op cal or magne c media produced by a computer shall be deemed to be a document only if the condi ons men oned under subsec on (2) are sa sfied, without further proof or produc on of the original. The very admissibility of such a document, i.e., electronic record which is called as computer output, depends on the sa sfac on of the four condi ons under sec on 65B(2). Following are the specified condi ons under sec on 65B(2) of the Evidence Act:
(i) The electronic record containing the informa on should have been produced by the computer during the period over which the same was regularly used to store or process informa on for the purpose of any ac vity regularly carried on over that period by the person having lawful control over the use of that computer;Page 14 of 21
IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
(ii) The informa on of the kind contained in electronic record or of the kind from which the informa on is derived was regularly fed into the computer in the ordinary course of the said ac vity ;
(iii) During the material part of the said period, the computer was opera ng properly and that even if it was not opera ng properly for some me, the break or breaks had not affected either the record or the accuracy of its contents; and
(iv) The informa on contained in the record should be a reproduc on or deriva on from the informa on fed into the computer in the ordinary course of the said ac vity.
15. Under sec on 65B(4) of the Evidence Act, if it is desired to give a statement in any proceedings pertaining to an electronic record, it is permissible provided the following condi ons are sa sfied:
(a) There must be a cer ficate which iden fies the electronic record containing the statement;
(b) The cer ficate must describe the manner in which the electronic record was produced;
(c) The cer ficate must furnish the par culars of the device involved in the produc on of that record;
(d) The cer ficate must deal with the applicable condi ons men oned under sec on 65B(2) of the Evidence Act; and
(e) The cer ficate must be signed by a person occupying a responsible official posi on in rela on to the opera on of the relevant device.
16. It is further clarified that the person need only to state in the cer ficate that the same is to the best of his knowledge and belief. Most importantly, such a cer ficate must accompany the electronic record like computer printout, Compact Disc (CD), Video Compact Disc (VCD), pen drive, etc., pertaining to which a statement is sought to be given in evidence, when the same is produced in evidence. All these safeguards are taken to ensure the source and authen city, which are the two hallmarks pertaining to electronic record sought to be used as evidence. Electronic records being more suscep ble to tampering, altera on, transposi on, excision, etc. without such safeguards, the whole trial based on proof of electronic records can lead to travesty of jus ce.
17. Only if the electronic record is duly produced in terms of sec on 65B of the Evidence Act, the ques on would arise as to the genuineness thereof and in that situa on, resort can be made to sec on 45A opinion of examiner of electronic evidence.
18. The Evidence Act does not contemplate or permit the proof of an electronic record by oral evidence if requirements under sec on 65B of the Evidence Act are not complied with, as the law now stands in India.''
43. In the case of Anvar P.V (supra), the Hon'ble Supreme Court held their observa ons vide Paras 14, 15, 16, 17 & 18 to state that non-compliance of sec on 65(B) of the Indian Evidence Act renders the document inadmissible in the eye of law. Relying on the same ra o laid down by the Hon'ble Apex Court, the Hon'ble Madras High Court delivered its judgment in Page 15 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
the case of Vetrivel Mineral (supra) vide para 24 of its order which is extracted herein above. Therefore, in our opinion there is no need to repeat the finding of the Hon'ble Supreme Court in the case of Anvar P.V. again for reference.
44. Now coming to the decision of the Hon'ble Supreme Court in the case of Arjun Pandit Rao Khotkar (supra) the Hon'ble Apex Court has observed as under:
"30. Coming back to Sec on 65B of the Indian Evidence Act, sub-sec on (1) needs to be analysed. The sub-sec on begins with a non-obstante clause, and then goes on to men on informa on contained in an electronic record produced by a computer, which is, by a deeming fic on, then made a "document". This deeming fic on only takes effect if the further condi ons men oned in the Sec on are sa sfied in rela on to both the informa on and the computer in ques on; and if such condi ons are met, the "document" shall then be admissible in any proceedings. The words "...without further proof or produc on of the original..." make it clear that once the deeming fic on is given effect by the fulfilment of the condi ons men oned in the Sec on, the "deemed document" now becomes admissible in evidence without further proof or produc on of the original as evidence of any contents of the original, or of any fact stated therein of which direct evidence would be admissible.
31. The non obstante clause in sub-sec on (1) makes it clear that when it comes to informa on contained in an electronic record, admissibility and proof thereof must follow the drill of sec on 65B, which is a special provision in this behalf - sec ons 62 to 65 being irrelevant for this purpose. However, sec on 65B(1) clearly differen ates between the "original"
document - which would be the original "electronic record" contained in the "computer" in which the original informa on is first stored - and the computer output containing such informa on, which then may be treated as evidence of the contents of the "original" document. All this necessarily shows that sec on 65B differen ates between the original informa on contained in the "computer" itself and copies made therefrom - the former being primary evidence, and the la er being secondary evidence.
32. Quite obviously, the requisite cer ficate in sub-sec on (4) is unnecessary if the original document itself is produced. This can be done by the owner of a laptop computer, a computer tablet or even a mobile phone, by stepping into the witness box and proving that the concerned device, on which the original informa on is first stored, is owned and/or operated by him. In cases where "the computer", as defined, happens to be a part of a "computer system" or "computer network" (as defined in the Informa on Technology Act, 2000) and it becomes impossible to physically bring such network or system to the Court, then the only means of proving informa on contained in such electronic record can be in accordance with sec on 65B(1), together with the requisite cer ficate under sec on 65B(4).This being the case, it is necessary to clarify what is contained in the last sentence in paragraph 24 of Anvar P.V. (supra) which reads as "...if an electronic record as such is used as primary evidence under sec on 62 of the Evidence Act...". This may more appropriately be read without the words "under sec on 62 of the Evidence Act,...". With this minor clarifica on, the law stated in paragraph 24 of Anvar P.V. (supra) does not need to be revisited.
45. On careful perusal of the case laws cited above, we are of the considered view that the Revenue Authori es should mandatorily and scrupulously follow the condi ons laid down Page 16 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
under sec on 65B(2) and (4) of the Indian Evidence Act to render any documents to be valid in the eyes of law. In the instant case, the inves ga on agency obtained a Cer ficate about the details of the pen drive and the person in whose custody it was seized. Except these details nothing was there in the Cer ficate and also the said Cer ficate was not completely filled up by the Ld. Revenue Authori es. Further, from the Cer ficate obtained under Indian Evidence Act which is placed in Page-11 of Paper Book-2, we find force in the arguments of the Ld. AR that it is not as per the condi ons laid down u/s. 65B of the Indian Evidence Act. For the sake of reference, the Cer ficate is reproduced here in below:
46. A er considering the decisions of the Hon'ble Supreme Court in the case of Anvar P.V (supra); Arjun Pandit Rao Khotkar (supra) and the judgment of the Hon'ble Madras High Court in the case of Vetrivel Mineral (supra) as well as on perusal of the facts and circumstances of Page 17 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
the case, we are of the considered we that the four condi ons s pulated in sec on 65B(2) i.e.,
(a) to (d) along with sec on 65B(4) were not followed while obtaining the Cer ficate u/s. 65B of the Indian Evidence Act 1872 in the case of the assessee which are to be followed mandatorily. Therefore, we have no hesita on to hold that this Cer ficate is not a valid Cer ficate as prescribed under the Indian Evidence Act 1872 and hence cannot be enforced. Therefore, the Cer ficate obtained in the case of the assessee cannot be regarded as a legally valid cer ficate u/s. 65B of the Indian Evidence Act and the same has no recogni on in the eyes of law. The informa on contained in the seized pendrive is could not be considered as admissible evidence as per the provisions of sec on 65B of Indian Evidence Act. Therefore, we are of the considered view that such inadmissible seized material is not sustainable in the eyes of law. Thus, the assessment order passed in the case of the assessee on 31-3-2022 is not a valid assessment order in the eyes of law and it deserves to be set aside."
6.7 Therefore, the said seized document in the shape of excel sheet taken from the laptop of Shri Dileep Kumar Gupta cannot be considered as an admissible evidence in the absence of the procedure followed as required u/s 65B(4) of the Evidence Act.. In view of the facts discussed above we are of the considered view that the A.O has recorded the satisfaction to initiate the proceedings u/s 153C of the Act only on the presumption that the assessee has earned unaccounted income in the shape of cash receipt on sale of residential units and not on the basis of any tangible material reveal any undisclosed income of the assessee on this account.
Accordingly we hold that the initiation proceedings u/s 153C of the Act are bad in law and without jurisdiction."
7.1 Further the Mumbai Benches of the Tribunal in case of ACIT v. Anand Jaikumar Jainkumar Jain (supra) has also considered an identical issue in para 24 as under:
"24. Further, it is brought to our no ce by the Ld AR that the Hon'ble Supreme Court in the case of Arjun Panditrao Khotkar v. Kailash Khushanrao Gorantyal And Ors (Civil Appeal Nos 2082520826 of 2017) dated 14.07.2020 has analyzed the provisions of 65B of The Indian Evidence Act, 1872 with regard to admissibility of electronic evidence. The ITA NOs. 3820, 3821, 3822 & 3233/MUM/2019 Shri Anand Jaikumar Jain Hon'ble Supreme Court held that cer ficate under Sec on 65B (4) of The Indian Evidence Act, 1872 is a condi on precedent to the admissibility of evidence by way of electronic record as S. 65B (4) of The Indian Evidence Act, 1872 is a mandatory. In view of the same, it was submi ed that the pen drive (an electronic record), being relied upon by the department, is not admissible as evidence as cer ficate u/s 65B (4) has not been produced. It was submi ed, the data retrieved from the pendrive have been relied upon without any such cer ficate. This ac on of the AO is completely improper, more par cularly so when Dalmia Group have disputed the contents of the pen-drive. Further reliance is placed upon the decision of Mumbai Bench of the Tribunal in the case of Simtools P. Ltd. v. DOT in ITA No. 1574/Mum/2020 dated 09.02.2022 wherein following the above referred Page 18 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
decision of the Supreme Court, it was held that the electronic data cannot be relied upon in the absence of requisite cer ficate."
7.2 Accordingly in the absence of any contrary precedence to maintain the rule of consistency we hold that the addition made by the AO on the basis of the said documents is not sustainable and liable to be deleted. In view of the above discussion the addition made by the AO based on the LPS 1 & 2 is not sustainable in law on the reasons as discussed above which are mutually exclusive and hence, addition made for A.Y. 2015- 16 & 2016-17 are deleted."
4. Therefore, for A.Y.2015-16 & 2016-17 the addition made by the AO on the basis of LPS 1 & 2 is not sustainable as these documents were not found and seized during the search and seizure in case of assessee and therefore, do not constitute incriminating material for the purpose of framing assessment years u/s 153A of the Act in respect of unabated assessments. The additions made by the AO for A.Y.2017-18 and A.Y. 2018-19 are also not sustainable on the ground of violation of principle of natural justice as the assessee was neither confronted with the incrimination material nor given opportunity to cross examine the witness whose statement was relied upon by the AO while making additions. Further the LPS 1 & 2 which is an excel sheet taken from laptop of Shri Dileep Gupta without compliance of section 65B(2) and 65B(4) of the Evidence Act cannot be considered as admissibility evidence. Therefore, on the merits also the addition made by the AO is not sustainable for all the assessment years 2015-16 to 2018-19 as these issues have been discussed in details in case of Amrit Homes Pvt. Ltd. (supra) Page 19 of 21 IT(SS)ANo.05 to 08/Ind/2024 Amrit Colonisers Pvt. Ltd.
5.The assesee has also raised an issue of validity of assessment order for want of DIN mentioned in the body of the assessment order. Since this issue is pending adjudication before Hon'ble Supreme Court and the decisions of Hon'ble High Courts have already been stayed by the Hon'ble Supreme Court therefore, we do not think it appropriate to express any opinion on this issue at this stage except to mention the fact that the DIN was generated by the AO on the same date but not find mentioned in the assessment order. Therefore, this issue is kept open and the AO is directed to give effect to the judgment of Hon'ble Supreme Court on this issue if need arises.
6.Ground no.6 is regarding the applicability of provisions of section 115BBE of the Act. Since the addition itself has been deleted by us therefore, this ground of appeal becomes infructuous and does not require any adjudication.
7. In the result, these appeals of the assesse are allowed.
Order pronounced in the open court on 25.10.2024.
Sd/- Sd/-
(B.M. BIYANI) (VIJAY PAL RAO)
Accountant Member Judicial Member
Indore,_ 25.10.2024
Patel/Sr. PS
Copies to: (1) The appellant
(2) The respondent
(3) CIT
(4) CIT(A)
Page 20 of 21
IT(SS)ANo.05 to 08/Ind/2024
Amrit Colonisers Pvt. Ltd.
(5) Departmental Representative
(6) Guard File
By order
UE COPY
Sr. Private Secretary
Income Tax Appellate Tribunal
Indore Bench, Indore
Page 21 of 21