Bombay High Court
The Principal Commissioner Of Income ... vs Mohammad Haji Adam And Co on 11 February, 2019
Bench: Akil Kureshi, B.P.Colabawalla
2.itxa.1004.2016.db.doc
dik
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
O.O.C.J.
INCOME TAX APPEAL NO. 1004 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1013 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1059 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1064 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1075 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1095 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
Pg 1 of 7
::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::
2.itxa.1004.2016.db.doc
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1204 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
WITH
INCOME TAX APPEAL NO. 1012 OF 2016
The Principal Commissioner of Income Tax-17 ...Appellant
vs
M/s Mohommad Haji Adam & Co. ...Respondent.
.....
Mr P.C.Chhotaray for the Appellant in all appeals
Ms Aasifa Khan for the Respondent in all appeals.
.....
CORAM : AKIL KURESHI &
B.P.COLABAWALLA, JJ.
FEBRUARY 11, 2019.
P.C. :
All these appeals arise out of common Judgment of the Income Tax Appellate Tribunal. The facts in all these appeals being same, we make it from ITXA No. 1004 of 2016. The revenue -
appellant has raised following questions for our consideration "(a) Whether on the facts and in the circumstances of the case and in law, the Hon'ble ITAT was justified in not confirming the addition made by the Assessing Officer on account of bogus purchases shown to have been made through hawala transactions from certain parties who were only providing accommodation sale bills?
(b) Whether on the facts and in the circumstances of the case and in law, where evidently no purchases were made from these parties who were issuing only Pg 2 of 7 ::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::
2.itxa.1004.2016.db.doc bogus accommodation bills and this finding has been accepted by the CIT(A) and the ITAT, the ITAT, without any evidence, was justified in presuming that there must have been purchases and thereupon giving huge relief to the assessee ?
(c) Whether on the facts and in the circumstances of the case and in law, the order of the Hon'ble ITAT is perverse as no reasonable person acting judicially and properly instructed in the relevant law could arrive at such a finding on the evidence on record?"
2 The issues relate to the Assessment Year ( "A.Y." for short) concerning the respondent - assessee who is a trader of fabrics. During the survey operations in case of the entities from whom the assessee had claimed to have made purchases, the department collected information suggesting that such purchases were not genuine. The Assessing Officer ("A.O." for short) noticed that the assessee had shown purchases of fabrics worth Rs.29.41 Lacs (rounded off) from three group concerns, namely, M/s Manoj Mills, M/s Astha Silk Industries and M/s Shri Ram Sales & Synthetics. On the basis of the statement recorded during such survey operations, the A.O. concluded that the selling parties were engaged only in supplying the bogus bills, that the goods in question were never supplied to the assessee, and therefore, the purchases were bogus.
He, therefore, added the entire sum in the hands of the assessee as its additional income.
3 The assessee carried the matter in the appeal before the Commissioner of Appeals who accepted the factum of purchases being Pg 3 of 7 ::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::
2.itxa.1004.2016.db.doc bogus. However, he compared the purchases and sales statement of the assessee and observed that the department had accepted the sale, and therefore, there was no reason to reject the purchases, because without purchases there cannot be sales. He, therefore, held that under these circumstances A.O. was not correct in adding the entire amount of purchases as the assessee's income. He, therefore, deleted the addition refreshing it to 10 % of the purchase amount. He also directed the A.O. to make addition to the extent of difference between the gross profit rate as per the books of accounts on undisputed purchases and gross profit on sales relating to the purchases made from the said three parties.
4 The assessee carried the matter before the Tribunal. The Revenue also carried the issue before the Tribunal. The Tribunal in the impugned Judgment allowed the appeal of the assessee partly and dismissed that of the Revenue. The Tribunal noted that the CIT(A) had not given any reasons for retaining 10 % of the purchases by way of ad hoc additions. The Tribunal, therefore, deleted such additions, but retained the portion of the order of the CIT(A) to that extent he permitted the A.O. to tax the assessee on the basis of difference in the GP rates.
Pg 4 of 7 ::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::
2.itxa.1004.2016.db.doc 5 Learned counsel Mr Chhotaray for the Revenue strenuously contended that the CIT(A) and the Tribunal committed serious error. In the present case when it was established that the purchases are bogus, the entire amount should have been added to the income of the assessee. There is no question of granting any relief in the facts of the case. In this context he relied on a decision of the Division Bench of Gujrat High Court in the case of N.K. Industries Ltd. Vs Dy. C.I.T. in Tax Appeal No. 240 of 2003 and connected appeals decided on 20 th June, 2016. In such judgment the Court had observed as under -
"The Tribunal in the case of Vijay Proteins Ltd. Vs. CIT had observed that it would be just and proper to direct the Assessing Officer to restrict the addition in respect of the undisclosed income relating to the purchases to 25 % of the total purchases. The said decision was confirmed by this Court as well. On consideration of the matter, we find that the facts of the present case are identical to those of M/s Indian Woolen Carpet Factory (supra) or M/s Vijay Proteins Ltd. In the present case the Tribunal has categorically observed that the assessee had shown bogus purchases amounting to Rs.2,92,93,288/- and taxing only 25 % of these bogus claim goes against the principles of Sections 68 and 69C of the Income Tax Act. The entire purchases shown on the basis of fictitious invoices have been debited in the trading account since the transaction has been found to be bogus. The Tribunal having once come to a categorical fiding that the amount of Rs.2,92,93,288/- represented alleged purchases from bogus suppliers it was not incumbent on it to restrict the disallowance to only Rs.73,23,322/-."
6 Counsel pointed out that the S.L.P. against such decision was dismissed by the Supreme Court. 7 On the other hand, Ms Khan learned counsel for the Pg 5 of 7 ::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::
2.itxa.1004.2016.db.doc assessee opposed the appeals contending that the Tribunal has given proper reasons. The assessee was a trader. Even if the purchases are found to be bogus, entire purchase amount cannot be added by way of assessee's income.
8 In the present case, as noted above, the assessee was a trader of fabrics. The A.O. found three entities who were indulging in bogus billing activities. A.O. found that the purchases made by the assessee from these entities were bogus. This being a finding of fact, we have proceeded on such basis. Despite this, the question arises whether the Revenue is correct in contending that the entire purchase amount should be added by way of assessee's additional income or the assessee is correct in contending that such logic cannot be applied. The finding of the CIT(A) and the Tribunal would suggest that the department had not disputed the assessee's sales. There was no discrepancy between the purchases shown by the assessee and the sales declared. That being the position, the Tribunal was correct in coming to the conclusion that the purchases cannot be rejected without disturbing the sales in case of a trader. The Tribunal, therefore, correctly restricted the additions limited to the extent of bringing the G.P. rate on purchases at the same rate of other genuine Pg 6 of 7 ::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::
2.itxa.1004.2016.db.doc purchases. The decision of the Gujarat High Court in the case of N.K. Industries Ltd. (supra) cannot be applied without reference to the facts. In fact in paragraph 8 of the same Judgment the Court held and observed as under-
" So far as the question regarding addition of Rs.3,70,78,125/- as gross profit on sales of Rs.37.08 Crores made by the Assessing Officer despite the fact that the said sales had admittedly been recorded in the regular books during Financial Year 1997-98 is concerned, we are of the view that the assessee cannot be punished since sale price is accepted by the revenue. Therefore, even if 6 % gross profit is taken into account, the corresponding cost price is required to be deducted and tax cannot be levied on the same price. We have to reduce the selling price accordingly as a result of which profit comes to 5.66 %. Therefore, considering 5.66 % of Rs.3,70,78,125/- which comes to Rs.20,98,621.88 we think it fit to direct the revenue to add Rs.20,98,621.88 as gross profit and make necessary deductions accordingly. Accordingly, the said question is answered partially in favour of the assessee and partially in favour of the revenue."
9 In these circumstances, no question of law, therefore, arises. All Income Tax Appeals are dismissed, accordingly. No order as to costs.
(B.P.COLABAWALLA, J.) (AKIL KURESHI, J.)
Pg 7 of 7
::: Uploaded on - 13/02/2019 ::: Downloaded on - 13/02/2019 22:17:47 :::