Income Tax Appellate Tribunal - Jaipur
Santosh Kanwar,Jaipur vs Ito 6(4 ) Jaipur, Jaipur on 17 July, 2025
vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES,"SMC" JAIPUR
Jh xxu xks;y] ys[kk lnL; ,oa Jh ujsUn zdqekj] U;kf;d lnL; ds le{k
BEFORE: SHRI GAGAN GOYAL, AM & SHRI NARINDER KUMAR, JM
vk;dj vihy la-@ITA No. 937/JPR/2024
fu/kZkj.k o"kZ@Assessment Year : 2015-16
Smt.Santosh Kanwar cuke The ITO
10-11 Chand Bihari Nagar, Khatipura, Vs. Ward No. 6(4),
Jaipur. Jaipur.
LFkk;hys[kk la-@thvkbZvkj la-@PAN/GIR No.:ALOPK3658F
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksjls@Assesseeby : None.
jktLo dh vksjls@Revenue by: Shri Gautam Singh Choudhary, JCIT-DR
lquokbZ dh rkjh[k@Date of Hearing :16/07/2025
mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 17/07/2025
vkns'k@ORDER
Per: NARINDER KUMAR, JUDICIAL MEMBER .
Assessee-appellant, an individual, has challenged order dated 06.05.2024 passed by Learned CIT(A), National Faceless Appeal Centre, Delhi, whereby appeal filed by her challenging assessment order dated 29.12.2017, relating to the assessment year 2015-16, has been dismissed, thereby upholding the assessment order.
2ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
None appears or argues for the Assessee-appellant-despite opportunities
2. It may be mentioned here that this appeal was instituted on 05.07.2024. Since then it was listed various times for hearing, but, none came forward to argue the appeal on behalf of the appellant.
As per record, earlier too there was non appearance on behalf of the appellant. Court notices issued to the appellant for various dates, including for today, were delivered to the appellant on the given email address, but the fact remains that none has appeared on behalf of the appellant.
On the previous date i.e. 09.07.2025, when the matter was taken up, none appeared behalf of the assessee. Accordingly, last opportunity was granted for hearing and appeal was listed today, but, none has appeared to argue the appeal.
Having regard to all this, the request for adjournment sent for today has been rejected.
Consequently, arguments have been advanced by Ld. DR for the department.
Learned DR has referred to the assessment order and the impugned order and submitted that both the orders are well reasoned orders, based on the information received by the Investigation Wing, statements 3 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
recorded, report submitted by SIT, report submitted by SEBI and the material available, and that the assessee having failed to establish her claim as regards the three additions, the appeal deserves to be dismissed. Computation of Income of assesssee by the Assessing Officer
3. As is available from the assessment order dated 29.12.2017, the Assessing Officer computed the income of the assessee as under:-
"07. In view of the above discussion and after considering all the facts, replies submitted by the assessee and after deliberation on the various issues, income of the assessee is computed as below:-
Business income (para 6.2) Rs. 10,92,414/-
Capital gain (LTCG & STCG) para6) (considered under Rs. Nil/- head business & profession) Income from other sources as declared Rs. 10,11,828/-
Additions Bogus LTCGclaimed u/s 10(38) held to be income from Rs.19,10,972/- other sources as discussed above (para5) u/s 68 Commission paid for acquiring such accommodation Rs. 1,14,658/-
entry as discussed above u/s 69C
Gross total income Rs. 41,29,872/-
Less: deduction under chapter VIA Rs. 1,16,591/-
Total assessed income of the assessee Rs. 40,13,281/-
R/o u/s 288 Rs. 40,13,280/-
Assessed at total income of Rs. 40,13,280/- u/s 143(3) of the I.T. Act, 1961 calculate tax on additions u/s 68 & 69C as per provisions of section 115BBE of the Income Tax Act, 1961. Charge interest u/s 234A, 234B, 234C, 234D & 244A(3) if applicable as per rules. ITNS-150 issued, which is forming part of this order. Issue demand notice & challan accordingly. Penalty notice u/s 274 r.w.s. 271(1)(c) is issued separately for furnishing inaccurate particulars."4 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
4. Assessee-appellant, an individual, used to draw salary as director of Singla Buildcom Pvt. Ltd. She also used to derive income from capital gains and other sources.
As per return of income for the assessment year 2015-16, she declared her total income as Rs. 14,45,860/-.
The case was selected for scrutiny under CASS. Thereupon, notices u/s 143(3) and 142(1) of the Act were issued, but neither anyone appeared nor submitted any written submissions thereto.
Ultimately, show cause notice dated 16.11.2017 was issued u/s 142(1) of the Act. Only thereupon, the assessee came to be repeated by her authorized representative.
Investment by the Assessee is noticed by the department
5. The Assessing Officer noticed during the assessment proceedings that the assessee had invested in shares of M/s Kailash Finance Limited and earned long term capital gain of Rs. 19,10,972/-. Said amount was credited to the capital accounts of claim as exempt income under the provisions of section 10(38) of the Act.
6. Case of the department is that its Investigation Wing conducted search at various places throughout the country. SEBI also made certain information public. The information from the Investigation Wing and SEBI 5 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
led to discovery of the fact that various syndicates had arranged accommodation entries as regards bogus LTCS, bogus STCG, bogus long /short capital loss through trading of shares of penny stocks; that the modus operandi was that investors/beneficiaries held shares of penny stock for one year or so , and then the same used to be sold to one of the shell private limited companies of operators.
7. Further, it is case of the department is that the above facts were confirmed by stake holders i.e. operators/syndicate members/brokers who use to provide accommodation entries.
In this regard, statements are stated to have been recorded u/s 133A of the Act, wherein the said stake holders accepted that such penny stock companies were conduit for converting untaxed money brought on record by paying no taxes in the garb of exempted income.
It also transpired that M/s Kailash Auto Finance Limited (Scrip Code - 511357) is a penny stock listed company having very small capital base , but its market capitalization was multifold to its capital base. Furthermore , information in respect of trading in this company was also available at ITS Data/AIR.
8. On examining the share sale transactions made by the assessee during the year under consideration, it was found that the entire sale 6 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
proceeds, claimed as exempt income, were received from sale transactions i.e. sale of one scrip i.e. of M/s Kailash Auto finance Ltd. Following facts also emerged on further examination:
"3.2. On examination of the share sale transactions made by the assessee during the Year, it was found that the entire sale proceeds, that have been claimed as exempt income, were received from sale of one scrip i.e. M/s Kailash Auto Finance Limited only. The assessee was asked to give details regarding when and how the shares were purchased and evidence in this respect. From the details submitted by the assessee, it was gathered that the assessee has sold 65,000 shares during the year under consideration. Initially, the assessee purchased 65,000 shares of M/s Careful Projects Advisory Ltd. having face value of Rs. 1/- each on 01.04.2012 in physical form by Ritudhara Vincom Pvt. Ltd., a Kolkata based Broker in BSE. Further, the company got merged with M/s Kailash Auto Finance Limited, so the assessee held 65,000 shares of the scrip.
3.3. The details of purchase and sale of this particular scrip i.e. M/s Kailash Auto Finance Limited (hereinafter referred as The Scrip) were examined. The assessee bought 65,000 shares of M/s Careful Projects Advisory Ltd. @ Rs. 1 per share. Later on, as per the scheme of stake holders viz. Operators/Syndicate members/Brokers, M/s Careful Projects Advisory Ltd. got merged with M/s Kailash Auto Finance Limited. The assessee retained the shares with himself for almost one year. It was also found that the price of the scrip kept rising throughout the period when the shares were held by the assessee and its prices reached at level of around Rs. 31/-, i.e. a humongous rise of almost over 3000% over a very short period of just 14-15 months. These facts demanded a deeper study of the price movements and share market behavior of the entities involved in trade, of the scrip as the share price movements and the profit earned by the beneficiaries were beyond human probabilities. Thus a deeper study was needed to ascertain whether the 7 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
transactions were genuine investment transactions or sham ones and colourable device only to convert the unaccounted cash into tax exempt income. In short, it was to be ascertained whether the apparent was real.
3.4. The scrip was thoroughly examined and following facts were noted:
3.4.1. The company history as culled from money control's site is given below:
Kailash Auto Finance Limited was incorporated as a Public Limited Company on 14th November 1984, in the name of SHIVAM COMMERCIAL SERVICES LIMITED. contained the Certificate of Commencement of Business on 10.12.1984. It The Company commenced its operations during the year 1986, in the business of Hire-purchase and Lease financing, and has specifically focussed on and specialised in extending finance on hire purchase basis for the commercial transport vehicle industry (mainly TELCOLCVs and HCVs) and to a lesser extent for 2/3 wheelers, jeeps/cars and consumer durables.
The Company obtained dealerships of 2/3 wheelers from M/s. Bajaj Auto Limited and Maharashtra Scooters Limited during August 1989. However, these dealerships have been parcelled out to a partnership firm constituted specifically for this purpose with effect from 1.9.92. The name of the Company was also simultaneously changed to the present one (viz., KAILASH AUTO FINANCE LIMITED), effective from 8.4.92. The Company does not have any subsidiary at present.
2012 8 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
......Registered office of the company has been shifted from 84/105 G.T.Road, Kanpur Uttar Predesh to 19, Tottant Complex, 37/17, The Mall, Kanpur, Uttar Pradesh-208001 2014
- Appointment of Mr. Deepak Kunjbihari Dave as Non-executive Independent Director.
3.4.2. The very nature of the business of the company is dubious. It was incorporated in 1984 and formerly known as SHIVAM COMMERCIAL SERVICES LIMITED and changed its name to Kailash Auto Finance Limited in 1992. However what is astonishing in this case is that a company running since 1985 has not earned any income from operations ever and still commanded such premium valuations. The financials of the company for a few years are given as below:
9ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.10 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.11 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.12 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.13 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.14 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.15 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.16 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.17 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
It is pertinent to mention here that the company's share prices were on the higher side during the period from December-2012 to March -2015 whereas on examination, it is detected that no such fundamentals had been existed which can act as a catalyst to boost the prices of shares. In such a high time, the 18 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
revenue from operations was minimal as so the expenditure on Consumption of Raw Materials, purchase of traded goods, Stocks, Power & Fuel, Employee Cost. Even the company did not claim any depreciation. It only substantiate that the company was merely a paper company and the rise in share price were due to human intervention only.
Conclusion: Therefore the reasons of this astronomical price rise were located somewhere else and certainly could not be related to the fundamentals or any hypothetical promising future of the company by any stretch of imagination."
Investigation by SEBI
9. As regards investigation conducted by SEBI relating to the scrip M/s Kailash Auto Finance Limited, relevant portion from the assessment order is extracted herein below, for ready reference:-
"3.4.3. Investigation by SEBI Sudden unusual price movement and volume was noticed during the period from November 07, 2014 to December 31, 2015 in the scrip of Kailash Auto Finance Ltd. (hereinafter referred to as "Kailash Auto"), a company having its shares listed on the Bombay Stock Exchange Ltd. (BSE'). It was observed that during November 07, 2014 to December 31, 2015, price of the scrip fell from 28.05/- per share to a low of 2.01/-per share and daily average trading volume in the scrip was 7 lakh shares. Prior to this period, during July 22, 2013 to November 05, 2014, the price of the scrip ranged between 36.85/- and 28.45/-, with daily average trading volume of 15 lakh shares with daily average number of trades of 685. Thus, substantial fall in price and average traded volume was noted during November 07, 2014 to December 31, 2015. On further scrutiny it was observed that earlier, during January 17, 2013 to June 04, 2013, the price of the scrip had increased from 11/- to 36.25/ in 36 trading days and average trading volume during this period was merely 280 shares per day with average number of trade as low as 3 per day. For the purposes of preliminary examination of facts and circumstances prevailing during these periods these periods were taken in three patches i.e., (a) January 17, 2013 to June 04, 2013 (Patch-1), (b) July 22, 2013 to November 05, 2014 (Patch-2) and (c) November 19 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
07, 2014 to December 31, 2015 (Patch -3). The price movement vis-a-vis traded volume in the scrip during this period is illustrated below:-
These activities needed examination of several aspects of interconnected transactions These activities needed examination of several aspects of interconnected transactions amongst the large number of entities. As a part of preliminary examination by SEBI, the bank statement of the concerned suspected entities for the relevant period were analysed. The data and information available in public domain such as Ministry of Corporate Affairs ("MCA") website, BSE website and other databases had to gathered and examined. During the course of examination, Kailash Auto, Registrar to Issue and Share Transfer Agent of Kailash Auto, and suspected entities who had been holding shares in concerned private unlisted companies were also asked to provide information relevant to the matter. However, no satisfactory response were provided by these entities.
SEBI had also advised BSE to conduct surprise inspection at the registered office of Kailash auto to determine, inter alia, the following:
(a). Whether the company exists at the registered office/corporate office;20 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
(b). Whether any operations of the company are conducted at the said address. BSE conducted a surprise inspection at the registered office of Kailash Auto (i.e., 19, Rollant Complex, 37/17, The Mall, Kanpur, Uttar Pradesh-208 001) and reported that the said premises was occupied by a chartered accountant firm M/s Ajay Kedia & Associates and only one office boy of Kailash Auto was available at the time of site visit. On further inquiry, it was learnt that the said chartered accountant firm had given Kailash Auto a small table space in its office for collecting posts, couriers, and other documents received in the name of the company for which one office boy Mr. Atul Verma was appointed. BSE conducted inspection at corporate office of Kailash Auto (i.e., 'Room no. 10, Ground Floor, Rajsheela Premises Co-op Society Ltd., Building no. 597, J.S.S. Road, Mumbai- 400 002) also and reported that the claimed corporate office was locked and no company officials were available at the time of visit of BSE officials at that address. Thus, it was gathered that no operation was carried out by Kailash Auto at the said registered office/corporate office addresses. The investigation by the SEBI further revealed that with effect from November 19, 2012 the management and control of Kailash Auto was acquired by Careful Projects Advisory Ltd. (hereinafter referred to as "CPAL") and Panchshul Marketing Ltd. (hereinafter referred to as "PML") who had together acquired shares amounting to 69.81% of the total paid-up share capital of the company from Padma Impex Ltd., the erstwhile promoter of Kailash Auto through a share purchase agreement dated May 02, 2012. Consequently, the board of directors of Kailash Auto had approved CPAL and PML as promoters of Kailash Auto. During the Financial Year 2011-12, CPAL had a paid up share capital of 285,686,800/-consisting of 285,686,800 shares of 1/- each. CPAL had increased its authorised share capital from 3,450,000/- to 290,000,000/- and then its shares were split from 10/-each to 1/- each, thereby converting 340,155 equity shares of 10/- each into 3,401,550 equity shares of 1/- each. Thereafter, during the same financial year, CPAL had issued 187,085,250 equity shares of 1/- each as bonus shares in the ratio of 55 shares for 1 share and further issued 95,200,000 equity shares of 1/- each through private placement. The list of the persons who received bonus shares, and persons who were allotted shares in this private placement amongst others (hereinafter referred to as the "recipients of CPAL shares").
Moreover, it was observed from the balance sheet of Kailash Auto for Financial Year 2011-12, the aforesaid recipients of CPAL shares were its existing shareholders prior to bonus issue as well the private placement. The primary 21 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
allottees of CPAL were the only shareholders as there was no other issuance of shares after the first private placement and before the bonus issue and second private placement. This implies that the aforesaid recipients of CPAL shares had become shareholders of CPAL on purchase of shares from the primary allottees of CPAL before the bonus issue and second private placement. The bank statement of the primary allottees of CPAL and PML for the period of December 2010 to June 2011 revealed that same funds were being churned among CPAL, PML and their respective primary allottees. Further, these companies, in concert with their primary allottees had developed a mechanism by virtue of which CPAL, PML and their primary allottees made book entries of purported investment in each others' equity shares. Accordingly, there was no infusion of cash in respect of private placements by CPAL and PML but it resulted in generation of fictitious share premium value in the books of accounts of CPAL and PML.
The entities of Kailash Auto Group I and Kailash Auto Group II (comprising of 34 entities and 54 entities respectively) accounted for total buy volume of 17.50 crores of equity shares of Kailash Auto. Further, both these entities were the shareholders of Sri Karani Exports Pvt. Ltd. (the present promoter of Kailash Auto). It was also observed that 6 entities namely, Ecstatic Merchandise Pvt. Ltd., Pragyan Vincom Pvt. Ltd., Wondrous Marketing Pvt. Ltd., Sonnet Mercantile Pvt. Ltd., Ecstatic Traders Pvt. Ltd. and Casuarina Tradelink Pvt. Ltd. were recipients of CPAL shares and recipients of PML shares (that acted as conduit to distribute the equity shares of CPAL/PML to beneficiaries) and were also part of Kailash Auto Group I (that had acted as buyer to such beneficiaries to provide exit from market at high value).
22ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
23ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
24ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
SEBI investigation revealed that the entire scheme is fraudulent and manipulative and accordingly banned the trading of the scrip w.e.f. 29.03.2016. 3.4.4. It was found that the shares of the company were very scarcely traded in the past but all of a sudden after the purchase by the assessee, the prices of the shares increased abnormally for almost one year without any reason whatsoever. As soon as, the assessee sold its last of shares in March 2015, the price and volume became disproportionate to real financial position of the company. "
Balance sheet of the abovesaid scrip
10. So far as balance sheet of the above said scrip is concerned, the Assesssing Officer observed in para 3.4.6 (page 37 of the assessment order) that the same suggested the said company i.e. M/s Kailash Auto Finance Limited had no actual financial credential to support share movement pattern.
Share Price Movement of the scrip
11. The Assessing Officer took into consideration the share price movement of the scrip during the period from 13.12.2012 to 30.09.2015 ( including the order when the assessee sold the said script). In this regard, reference may be made to para 3.4.5 of the assessment order, where all details like open price, high price, low price, close price, number of shares, number of trades , total turnover, deliverable quantity and deliverable of percentage quantity to traded quantity.
25ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
12. In view of the data available with the Assessing Officer, he was also of the view that the above said script had almost no turnover, no profitablity and even no taxes had been paid. Accordingly, the Assessing Officer was of the view that the scrip was made specifically for the purpose of providing bogus LTCG to beneficiaries.
Admission by certain representatives
13. It is pertinent to mentioned that in the course of survey in the case of M/s Anand Rathi Shares and Stock Brokers Ltd. Kokkata, Shri Sanjay Vora S/o Late Dhiraj Lal Vora accepted that he had allowed Shri Deepak Patwari, Shri Parvesh Beria and Ors. to trade without any verification, in view of their old relationship.
The Assessing Officer reproduced from page 38 onwards of assessment order, the statement made by Shri Sanjay Vora, in para 3.4.7, the Assessing Officer observed that the assessee was allotted shares by M/s Ritudhara Vincom Private Limited, Kolkata under a share bill dated 01.04.2013 in physical form while violating the existing rules of SEBI. He went on to observe that M/s Ritudhara Vincom Private Limited, Kolkata indulged in chain of price-rigging of the scrip i.e. M/s Kailash Auto Finance Ltd., and then concluded that the whole transaction of purchase 26 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
and sale by the assessee was a sham transaction camouflaged with intent to evade taxes.
14. The Assessing Officer further concluded as under:-
"3.5. Thus this entire scheme gets revealed after the above analysis:
Conclusion: On the basis of all these facts discussed above it is clear that the huge capital gains earned by the assessee within a very short period of time by investing in a penny stock i.e. M/s Kailash Auto Finance Limited whose fundamentals, had no support for the premium it commanded, was neither the result of a coincidence nor of a genuine investment activity but were created through well planned and executed scheme in which the company, the brokers and the buyers and sellers of the scrip worked in tandem to achieve the predetermined objectives."
15. The Assessing Officer also took into consideration the common findings of SEBI of such like relevant cases and observed that SEBI had suspended this particular scrip i.e. M/s Kailash Auto Finance Ltd. ( scrip Code 511357) from trading in BSE/NSE with effect from 29.03.2016 and also provided information to the Income Tax Department.
16. The Assessing Officer also referred to the recommendations made by special Investigation team, headed by two Hon'ble Judges of the Apex Court, which were contained in the third SIT report on black money.
17. The conclusion arrived at by the Special Investigation Team (as reproduced at page 63 of the assessment order) was that the company of M/s Kailash Auto Finance Limited and other various entities involved in circular trading and sale and purchase of the scrip were all part of the 27 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
edifice to convert unaccounted money into accounted one by following modus operendi narrated in the report.
Response of the Assessee
18. It may mentioned here that in reply to the show cause notice dated 16.11.20177, issued by the Assessing Officer, the assessee furnished response by pleading to have purchased the shares in normal course of investment and that the payments were made by cross account payee cheques, and that the assessee held shares of the scrip for more than a year and sold the same through recognized share broker and received the sale consideration by account payee cheque, and as such it was a genuine transaction.
Assessing Officer rejected the response
19. The Assessing Officer rejected the abovesaid plea put forth on behalf of the assessee, while observing in 3.8 of the assessment order, as under:-
" (a) As a nature, every investor wants to buy the share at lower prices & sale the same at higher prices to maximize profits. Moreover, as an inclination towards the profit giving shares, after certain levels on accumulation of profits on such transaction (buy at lower rates and sale at higher levels), whenever the prices comes down, he buys again. Notwithstanding that the prices of the scrip i.e. M/s Kailash Auto Finance Limited has come down significantly after assessee's exit, 28 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
no transaction of re-purchase has been made only indicate whole practice is a Sham Practice.
(b) The particular scrip has been held for one year or so as required under prevailing instructions and after such period and with the connivance of various entities when the prices of shares have increased to optimal level or so, the assessee made exit.
(c) There was no need that the assessee purchase shares from a Broker, who was indulged in the racket of providing bogus entries of Capital Gain/Loss, living in Kolkata when every facility of purchase was available at Jaipur where the assessee was residing.
(d) Of Late, the Department started Income Declaration Scheme-2016. In the said Scheme, many investors who have taken bogus entries for the sake of Long Term Capital Gain/loss in the very scrip i.e. M/s Kailash Auto Finance Limited, while accepting the modus operandi, has surrendered on account of bogus Long Term Capital Gain/Loss. It further substantiate that whole scheme was for some particular investors started by some particular brokers in connivance with operators/entities.
(e) As evident from the above, assessee has purchased the share M/s Kailash Auto Finance Limited in physical form and thereafter, the same have been converted into electronic mode. In such case off market transactions, as per SEBI guidelines, a broker cannot issue a brokerage note containing time stamp of stock exchange traded time even though the transactions are not routed through stock exchange and such transactions are off market transactions. SEBI had vide Circular No. SMDRP/Policy/CIT-21/99, dated 14th September 1999 banned all negotiated deals including cross deals and all such deals are required to be executed only on the screens of exchanges in the price and order matching mechanism of the exchange just like any other normal trade. Thus from the above, it can be seen that such transactions are illegal, and are not in conformity with regulatory guidelines.
29ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
(f) The shares in which the assessee has claimed to have made a deal, are identified as Penny Shares by the investigation wing of the department because rates of these shares are not based on business results of the companies but same are fluctuated by insider's trading from zero value (negligible price) to very high price and vice versa without any reason or basis to accommodate or generate bogus capital gain or loss."
20. The Assessing Officer went on to observe that the gain (31 times of the original investment) made by the assessee in the penny scrip credit the devoid of any fundamentals defied any logic or human probabilities. Reasons recorded by CIT(A)
21. When the matter came up before Learned CIT(A), after going through the material available on record and the relevant decisions, referred to in para 5.3.3 to 5.3.7, he upheld the decision of the Assessing Officer and rejected ground No. 1 to 3 raised by the appellant there.
22. Learned CIT(A), while dealing with the addition made u/s 68 of the Act observed that the appellant had neither offered proper explanation nor supporting evidence in respect of her claim , and as such the Assessing Officer was justified in making said addition u/s 68 of the Act, while holding the appellant liable to pay the consequential tax, while resorting to the provisions of Section 115BBEE of the Act.
30ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
23. As is available from record, net worth of the company was negligible. Said company had declared negligible profits. Never any dividend was declared by the said company during last several years.
From the average purchase price of shares, when compared with the average price of sale of shares, we find that the percentage of appreciation of said shares is exponential, which creates doubt about the transaction, as the appellant wants us to believe.
The representatives of the company, on the sale of shares of which the assessee received windfall gains, disclosed before the authorities that the transactions were manipulated with an intent to reflect earning of tax exempted income.
Furthermore, as is available from the record, SIT conducted thorough investigation as regards suspicious transactions relating to the scrip of the investee company. Said report was also considered by the Assessing Officer and the CIT(A).
24. Appellant has not brought on record any material to suggest that she was well aware of the net worth of the above-named company. Nothing was placed on record to suggest that the assessee had any knowledge about the brokers, who are stated to have co-ordinated the transactions.
As discussed by the Assessing Officer, the assessee did not have any history of investment in previous years. Before the Assessing Officer and CIT(A), the assessee failed to substantiate her claim put forth regarding the subject transactions. She indulged in said transactions relating to large quantity of shares.
31ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
At this stage, reference may be made to decision in PCIT vs. Swati Bajaj, "[2022] 139 taxmann.com 352 (Cal.), wherein the Hon'ble Court observed as under:
"The report submitted by the Investigation department could not be thrown out on the grounds urged on behalf of the assessees. The assessees have not been shown to be prejudiced on account of non-furnishing of the investigation report or non-production of the persons for cross examination as the assessee has not specifically indicated as to how he was prejudiced, coupled with the fact as admitted by the revenue, the statements do not indict the assessee. That apart, the investigation has commenced targeting the individuals who dealt with the penny stocks and after examining the modus seeing the cash trail the report has been submitted recommending the same to be placed before the DGIT (Investigation) of all the States of the country. It is thereafter the concerned Assessing Officers have been informed to consider as to the bonafideness and genuineness of the claims of LTCG/LTCL of the respective assessees qua the findings which emanated during the investigation conducted on the individuals who dealt with the penny stocks. Therefore, the assessments have commenced by the Assessing Officers calling upon the assessee to explain the genuineness of the claim of LTCG/LTCL made by them. In all the assessment orders, substantial portion of the investigation report has been noted in full. A careful reading of the same would show that the assessee has not been named in the report. If such be the case, unless and until the assessee shows and proves that she/he was prejudiced on account of such report/statement mere mentioning that non-furnishing of the report or non-availability of the person for cross examination cannot vitiate the proceedings. The assessees have miserably failed to prove the test of prejudice or that the test of fair hearing has not been satisfied in their individual cases. In all the cases, the assessees have been issued notices under sections 143(2) and 142(1) they have been directed to furnish the documents, the assessee have complied with the directions, appeared before the Assessing Officer and in many cases represented by Advocates/Chartered Accountants, elaborate legal submissions have been made both oral and in writing and thereafter the assessments have been completed. Nothing prevented the assessee from mentioning that unless and until the report is furnished and the statements are provided, they would not in a position to take part in the inquiry which is being conducted by the Assessing Officer in scrutiny 32 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
assessment under section 143(3). The assessee were conscious of the fact that they have not been named in the report, therefore made a vague and bold statement that the non-furnishing of report would vitiate the proceedings. Therefore, merely by mentioning that statements have not been furnished can in no manner advance the case of the assessee. If the report was available in the public domain as has been downloaded and produced by the revenue, nothing prevented the assessees who are ably defended by the Chartered Accountants and Advocates to download such reports and examine the same and thereafter put up their defense. Therefore, the based on such general statements of violation of principles of natural justice the assessees have not made out any case. [Para 65] To prove the allegations, against the assessee, can be inferred by a logical process of reasoning from the totality of the attending facts and circumstances surrounding the allegations/charges made and leveled and when direct evidence is not available, it is the duty of the Court to take note of the immediate and proximate facts and circumstances surrounding the events on which the charges/allegations are founded so as to reach a reasonable conclusion and the test would be what inferential process that a reasonable/prudent man would apply to arrive at a conclusion. Further proximity and time and prior meeting of minds is also a very important factor especially when the income tax department has been able to point out that there has been a unnatural rise in the price of the scrips of very little known companies. Furthermore, in all the cases, there were minimum of two brokers who have been involved in the transaction. It would be very difficult to gather direct proof of the meeting of minds of those brokers or sub-brokers or middlemen or entry operators and therefore, the test to be applied is the test of preponderance of probabilities to ascertain as to whether there has been violation of the provisions of the Income-tax Act. In such a circumstance, the conclusion has to be gathered from various circumstances like the volume from trade, period of persistence in trading in the particular scrips, particulars of buy and sell orders and the volume thereof and proximity of time between the two which are relevant factors. Therefore, the methodology adopted by the revenue cannot be faulted. [Para 69] A holistic approach is required to be made and the test of preponderance of probabilities have to be applied and while doing so, the court cannot lose sight of the fact that the shares of very little known companies with in- significant business had a steep rise in the share prices within the period of little over a year. The revenue was not privy to such peculiar trading activities as they appear to have been done through the various stock exchanges and it is 33 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
only when the assessees made claim for a LTCG/STCL, the investigation commenced. As pointed out the investigation did not commence from the assessee but had commenced from the companies and the persons who were involved in the trading of the shares of these companies which are all classified as penny stocks companies. Therefore, the argument of the assessee that the copy of the investigation report has not been furnished, the persons from whom statements have been recorded have not been produced for cross examination are all contention which has to necessarily fail. To reiterate, the assessee was not named in the report and when the assessee makes the claim for exemption the onus of proof is on the assessee to prove the genuinity. Unfortunately, the assessees have been harping upon the transactions done by them and by relying upon the documents in their hands to contend that the transactions done were genuine. Unfortunately, the test of genuinity needs to be established otherwise, the assessees are lawfully bound to prove the huge LTCG claims to be genuine. In other words if there is information and data available of unreasonable rise in the price of the shares of these penny stock companies over a short period of time of little more than one year, the genuinity of such steep rise in the prices of shares needs to be established and the onus is on the assessee to do so as mandated in section 68. Thus, the assessees cannot be permitted to contend that the assessments were based on surmises and conjectures or presumptions or assumptions. The assessee does not and cannot dispute the fact that the shares of the companies which they have dealt with were insignificant in value prior to their trading. If such is the situation, it is the assessee who has to establish that the price rise was genuine and consequently they are entitled to claim LTCG on their transaction. Until and unless the initial burden cast upon the assessee is discharged, the onus does not shift to the revenue to prove otherwise. It is incorrect to argue that the assessees have been called upon to prove the negative in fact, it is the assessees duty to establish that the rise of the price of shares within a short period of time was a genuine move that those penny stocks companies had credit worthiness and coupled with genuinity and identity. The assessees cannot be heard to say that their claim has to be examined only based upon the documents produced by them namely bank details, the purchase/sell documents, the details of the D-Mat Account etc. The assessees have lost sight of an important fact that when a claim is made for LTCG or STCL, the onus is on the assessee to prove that credit worthiness of the companies whose shares the assessee has dealt with, the genuineness of the price rise which is undoubtedly alarming that to within a short span of time. [Para 73] 34 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
While it may be true that assessees could have been regular investors, investors could or could not have been privy to the information or modus adopted. What is important is that it is the assessee who has to prove the claim to be genuine in terms of section 68. Therefore, the assessee cannot escape from the burden cast upon him and unfortunately in these cases the burden is heavy as the facts establish that the shares which were traded by the assessees had phenomenal and fanciful rise in price in a short span of time and more importantly after a period of 17 to 22 months, thereafter has been a steep fall which has led to huge claims of STCL. Therefore, unless and until the assessee discharges such burden of proof, the addition made by the Assessing Officer cannot be faulted. [Para 75] While proposing to invoke the power under section 263, the question as to whether the Commissioner was justified in invoking the power under section 263 has to be decided based on facts of each case. The assessee cannot be allowed to contend that the language employed in the orders passed by the Commissioner under section 263 does not mention about how the assessments order was erroneous in so far as it is prejudicial to the interest of the revenue. These words or phrases are contained in section 263. Merely because the Commissioner has not used these words or phrases occurring in section 263 will not vitiate the assumption of jurisdiction. What is required to be seen is the content of the order and the discussion and findings rendered by the Commissioner. This is because the cardinal principle is that substance over form has to be preferred. The Commissioner while issuing the show cause notice had come to the prima facie conclusion that the Assessing Officer did not conduct an enquiry as required to justify such prima facie opinion. The Commissioner was required to set out as to why in his opinion the enquiry by the Assessing Officer was not proper or insufficient. On reading of the orders passed by the Commissioner under section 263, it is seen that the Commissioner has disclosed to the assessee as to why in his case the power under section 263 has to be invoked. The assessments orders which are subject matter of section 263 action shows that an enquiry has not been conducted by the Assessing Officer in the manner it ought to have been conducted. The Assessing Officers of the income tax department were fully aware of the investigation which was done and the report been circulated and therefore at that stage that the officer had to take note of such report to put the assessee on notice and commenced an enquiry by calling upon the assessee to justify the genuineness of the claim of LTCG/STCL. The Assessing Officer turned a blind eye to the project investigation which was carried out by the revenue. The Assessing Officer lost sight of the fact that the enquiry did not commence from that of the assessee and more particularly the 35 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
name of the assessee did not feature in the investigation report. Therefore the Assessing Officer was bound to cause an enquiry by calling upon the assessee to explain and justify the genuineness of the claim for exemption made by them. If the assessee has not established the genuinity at the 'other end' the Assessing Officer would have no other operation except making the addition under section
68. In these cases the Assessing Officers missed an important point as to what is the nature of enquiry which he is required to do. The Assessing Officer merely went by the submission that the stock broker is a public sector company. Unfortunately this is not the manner in which the enquiry should have been conducted. The entire case before the revenue was the genuinity of the claim for LTCG/STCL and the basis was unhealthy and steep rise of the price of the shares of mostly the paper companies though listed before the stock exchanges their shares were very rarely traded and in the background of these facts the enquiry should have been conducted by the Assessing Officer. Therefore the assumption of jurisdiction under section 263 by the respective Commissioners was fully justified and is shown to be proper exercise of power. The Tribunal while interfering with the orders of the Commissioner once again posed a wrong question to it and failed to approach the matter in the proper perspective considering the backgrounds in which the power was invoked. The Tribunal brushed aside the surrounding circumstances which have led to such assessments or orders under section 263. The manipulative practice adopted by the stock brokers and entry operators was not even adverted to by the Tribunal and the entire matter was dealt within a very superficial manner without dwelling deep into the core of the issue. The Tribunal being the last fact finding authority was required to go deeper into the issue as the matter has manifested large scale scam. Thus, the orders of the Tribunal are not only perfunctory but perverse as well. The exercise that was required to be done by the Tribunal is to consider the totality of the circumstances because the transactions are shown to be very complex, the meeting of minds of the 'players' can never be established by direct evidence and therefore the surrounding circumstances was required to be taken note of by the Tribunal which exercise has not been done. [Para 99] None of the assessees have been shown to be big time investor. This is evident from the income details of the assessee which has been culled out by the respective Assessing Officers. Assuming that the assessee is a regular investor as was submitted by the assessees that in any manner cannot improve the situation as the claim for LTCG has been only restricted to the shares which were purchased and sold by the assessees in penny stocks companies. Therefore merely because the assessee had invested in other blue chip companies had earned profit or incurred loss cannot validate the tainted transactions. It has been 36 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
established by the revenue that the rise of the prices of the shares was artificially done by the adopting manipulative practices. Consequently whatever resultant benefits which accrue from out of such manipulative practices are also to be treated as tainted. However, the assessee had opportunity to prove that there was no manipulation at the other end and whatever gains the assessee has reaped was not tainted. This has not been proved or established by any of the assessee. Therefore, the Assessing Officers were well justified in coming to a conclusion that the so called explanation offered by the assessee was not to their satisfaction. Thus, the assessee having not proved the genuineness of the claim, the creditworthiness of the companies in which they had invested and the identity of the persons to whom the transactions were done, have to necessarily fail. In such factual scenario, the Assessing Officers as well as the Commissioner (Appeals) have adopted an inferential process which is found to be a process which would be followed by a reasonable and prudent person. The Assessing Officers and the Commissioner (Appeals) have culled out proximate facts in each of the cases, took into consideration the surrounding circumstances which came to light after the investigation, assessed the conduct of the assessee, took note of the proximity of the time between the buy and sale operations and also the sudden and steep rise of the price of the shares of the companies when the general market trend was admittedly recessive and thereafter arrived at a conclusion which is a proper conclusion and in the absence of any satisfactory explanation by the assessee, the Assessing Officers were bound to make addition under section 68. [Para 99]"
On the issue involved, reference may also be made to decision in Sumati Dayal vs. CIT (214 ITR 801).
In the case titled as Suman Poddar v. ITO, (2019) 112 taxmann. Com 330(SC), based on almost similar facts, the assessee was found to have failed to prove that the share transactions are genuine. Therein earnings @ 491% over a priod of 5 months were held to be beyond human probability and defying business logic of any business enterprise dealing with share transactions. In the given facts and circumstances, Hon'ble 37 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
Apex Court observed that same lent credence to the unreliability of the entire transaction of shares giving rise to such capital gains.
Reference may also be made to decision by this Bench in a similar matter titled as Karuna Jain v. ITO, ITA No. 190(A.Y. 2015-16)/JPR/2025, delivered on 30.04.2025.
25. From the material considered by the Assessing Officer and CIT(A) it transpires that as per modus operandi adopted, the unaccounted money of suchlike beneficiaries was to be routed through account books in the garb of LTCG. Shares of the penny stock company were acquired by the beneficiaries at very low price. As is available from the investigation reports the price of the shares of the penny stock companies were rigged systematically, controlled by the promoters of the penny stock company and the operator arranging bogus LTCG. Having regard to the lock in period of one year, as per SEBI guidelines, on expiry of said period of one year, after the share prices were sufficiently rigged, the beneficiaries sold said shares at unarranged price in the stock market. Surprisingly, purchase of said shares of said companies is not made by public, as general public is never interested in suchlike shares of the companies having no credentials, and rather, purchase is made by bogus entities termed as Exit providers.
In the given situation, the Assessing Officer was justified in treating the LTCG as bogus and as a result in making the addition on this aspect.
In view of the above material available and the observations made by the Assessing Officer, we find, and it can safely be said, that the above 38 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
said company, whose shares rose within extremely short span, had no wealth and as per balance sheet, was not at all a dividend payee company. Consequently, this is a case where the assessee has been rightly found to have indulged in various and dubious shares transaction meant to account for the various and undisclosed income in the garb of long term capital gain and further that there was no justification that the shares of such a company could be sold within short span at such a high rate, without being any particular reason for spurt in the value of the said shares of unknown company. The unexplained spurt was beyond the preponderance of probabilities.
As a result, we find that the Assessing Officer was justified in arriving at the conclusion that a sum of Rs. 19,10,972/- introduced/credited by the assessee out of the purported share sale receipt in the capital account as income from other sources and to further hold that the same were taxable @ 30% as provided u/s 115BBEE of the Act.
As noticed above, the appellant has failed to appear or argue the appeal despite ample notices and opportunities. Learned DR has rightly relied on decision by Co-ordinate Bench in Suresh B. Agrawal HUF v. The 39 ITA No. 937/JPR/2024 Santosh Kanwar, Jaipur.
ITO, ITA No.74/Ahd/2024, decided on 6.1.2025 to point out that the assessee is not interested in pursuing this appeal.
Having regard to the material available and the reasons recorded by Ld. CIT(A) we find merit in the contention raised by Learned DR for the department that the assessment order has been rightly upheld.
Consequently, there is no merit in the appeal as regards this addition. Another addition of Rs. 1,14,658/- i.e. on the commission paid
26. The other addition made by the Assessing Officer is to the tune of Rs. 1,14,658/- i.e. on the commission paid for acquiring of the above said accommodation entry.
In this regard, the Assessing Officer resorted to the provisions of Section 69C of the Act . Said addition came to be made while observing that the material collected in the course of investigation by the Investigation Wing revealed that the beneficiaries were found to have paid commission paying 0.5% to 8%, for the accommodation entries for bogus LTCG.
In this case, the Assessing Officer treated a sum of Rs. 1,14,972/- i.e. 6% of the above said amount of Rs. 19,10,972/- for acquiring accommodation entry.
40ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
27. Said addition has been upheld by Learned CIT(A), while observing in the impugned order that the appellant failed to prove her claim and rebut the cogent evidence.
In view of the given facts, circumstances and the material considered while dealing with the first mentioned addition, and there being nothing to the contrary on behalf of the appellant, we uphold the impugned order as regards the second addition as well.
Addition on Business Income due to sale of flat/lands
28. As is available from the assessment order that the Assessing Officer, while dealing with the issue of business income due to sale of flat/land, observed that during the year under consideration, the assessee along with another namely Smt. Mithlesh Kaliwal, sold a flat/unit G-1. Ground Floor, situated at plot No. 168, Virndawan Colony, Jhotwara, jaipur to Ms. Naresh Kanwar on 29.09.2014, for a consideration of Rs. 15,00,000/-, and as such the assessee got her share of Rs. 7,50,000/-.
The assessee was found to have shown profit of Rs. 3,45,850/- from transfer of the said flat under the head 'long term capital gain'. 41 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
29. As observed by the Assessing Officer, record revealed that the assessee had purchased said flat in Feb. 2012 and investment by the assessee was not by way of capital asset and rather, it was to construct flat/units and to earn profit.
Accordingly, the Assessing Officer treated the said transaction as business in real estate sector and further that the said income of Rs. 3,45,850/- was not a long term capital gain. That is how, the Assessing Officer assessed the said income as business income of the assessee.
On the other hand, assessee did not bring on record any material to suggest that it was a case of long term capital gain by way of investment in capital asset.
Said addition has been upheld by Learned CIT(A), while observing in the impugned order that the appellant failed to prove her claim and rebut the cogent evidence.
Admittedly, the flat was purchased in the February, 2012. The assessee transferred her share in the said flat in March 2012. 42 ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
In the given facts and circumstances, we do not find any ground for setting aside the impugned order passed by Learned CIT(A) or the assessment order passed by the Assessing Officer. Sale of 24 plots of land
30. In para 6.2 of the assessment order, the Assessing Officer also took into consideration that the assessee had sold 24 plots of land in Dadu (Jaipur) for a total consideration of Rs. 35,12,000/- as shown by the assessee herself in the computation of income.
Cost of the land was shown as Rs. 33,07,227/-.
In this manner the assessee reflected a short term capital gain of Rs. 2,04,773/-.
31. The Assessing Officer observed in para 6.2 of the assessment order that the assessee had purchased agricultural land at Dadu, Jaipur, but she got it converted into residential after seeking permission from the competent authority, and then developed a residential colony/township, known as 'Jyoti Nagar C'.
43ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
Taking into consideration all this, the Assessing Officer was of the view that the transaction was of the nature of his business, and as such could not be considered as short term capital gain.
32. The Assessing Officer also took into consideration that the Stamp Valuation Authority had assessed the aggregate value of the said land at Rs. 40,53,791/-, whereas, as noticed above, the assessee claimed that 24 plots were sold for a total consideration of Rs. 35,12,000/-.
33. It may be mentioned here that in reply to the notice, the assessee accepted the above fact and the proposed addition of discount. Consequently the Assessing Officer, while resorting to the provisions of Section 43CA of the Act assessed income of the assessee as under:_ "Business income from sale of flat G-1 Rs. 3,45,85/- Business income from sale of lands at Dadu Rs. 2,04,773/- Add: Addition u/s 43CA (Rs. 40,53,791-35,12,000) Rs. 5,41,791/- 7,46,564/-
Assessed business income 10,92,414/-"
Said addition has been upheld by Learned CIT(A), while observing in the impugned order that the appellant failed to prove her claim and rebut the cogent evidence.
44ITA No. 937/JPR/2024
Santosh Kanwar, Jaipur.
Result
34. As a result of the above discussion and findings, we do not find any merit in this appeal or any ground for setting aside of the impugned order passed by Learned CIT(A) whereby he has upheld the assessment order based on valid reasons. Consequently, this appeal is hereby dismissed.
35. File of appeal be consigned to the record room after the needful is done by the office.
Order pronounced in the open court on 17/07/2025.
Sd/- Sd/-
¼xxu xks;y½ ¼ujsUnz dqekj½
(GAGAN GOYAL) (NARINDER KUMAR)
ys[kk lnL; @Accountant Member U;kf;d lnL;@Judicial Member
Tk;iqj@Jaipur
fnukad@Dated:- 17/07/2025
*Santosh
vkns'k dh izfrfyfi vxzsf'kr@Copy of the order forwarded to:
1. The Appellant- Santosh Kanwar, Jaipur.
2. izR;FkhZ@ The Respondent- ITO, Ward No. 6(4), Jaipur.
3. vk;dj vk;qDr@ The ld CIT
4. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
5. xkMZQkbZy@ Guard File ITA No. 937/JPR/2024) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asstt. Registrar