Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 33, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Dcit 42 1 1 , Mumbai vs Pratap Uttam Purohit, Mumbai on 16 June, 2025

|आयकर अपीलीय न्यायाधिकरण न्यायपीठ, मुंबई| IN THE INCOME-TAX APPELLATE TRIBUNAL "C" BENCH, MUMBAI BEFORESHRI VIKRAM SINGH YADAV, ACCOUNTANT MEMBER & SHRI SANDEEP GOSAIN, JUDICIAL MEMBER आयकरअपीलसुं . /ITA No.2042/MUM/2025 (नििाा र णवर्ा / Assessment Year :2014-) DCIT 42(1)(1) v/s. Pratap Uttam Purohit Room No. 732, Kautilya बिाम 307, Jalaram Business Bhavan, BKC, Centre, Ganjawala Lane, Maharashtra-400051 Chamunda Circle, Borivali West, Maharastra-400092 स्थायी ले खा सं ./जीआइआर सं ./ PAN/GIR No: AHCPP6451F Appellant/अपीलार्थी .. Respondent/प्रनिवादी निर्ााररतीकी ओर से/Assessee by: Shri Bharat Kumar राजस्वकीओरसे /Revenue by: Shri R. A. Dhyani सिवाईकीिारीख/ Date of Hearing 14.05.2025 घोर्णाकीिारीख/Date of Pronouncement 16.01.2025 आदे श /O R D E R PERSANDEEP GOSAIN [J.M.]:-

This appeal is filed by the revenue against the order of the Learned Commissioner of Income-tax (Appeals), Mumbai/National Faceless Appeal Centre, Delhi [hereinafter referred to as "CIT(A)"] passed u/s. 250 of the Income-tax Act, 1961 [hereinafter referred to as "Act"] for Assessment Year [A.Y.] 2014-15.
Page |2 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

2. Brief of the case are that the assessee is an individual and engaged in the business of civil work in the name of Dev Engineering. The assessee filed return of income on 28.11.2014, declaring total income of Rs. 5,82,18,710/-. The said return was processed u/s 143(1) of the Act, and thereafter, the case was selected for scrutiny under CASS, and subsequently, after serving statutory notices and seeking reply of the assessee, the order of assessment was passed, thereby making additions on different heads.

3. Aggrieved by the order of the AO, the appeal was filed before CIT(A) and consequently Ld. CIT(A) allowed relief on various grounds.

4. Aggrieved by the order of CIT (A), the revenue has filed the present appeal before us and raised the following grounds of appeal:

"1.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in deleting the addition of Rs. 22,85,200/-made on account of inflated agriculture income claimed without appreciating the fact that the assessee has shown unrealistic exorbitant gross receipt from agriculture by obtaining of cash sale bills from the Mandi
2.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in deleting the addition of Rs. 99.63,000/-made on account of bogus subcontract expenses without appreciating that FZ Khan and BG Corporation did not render their services to the assessee.
3.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in deleting the addition of Rs. 1,78,500/- made in respect of car hiring charges.
4.On the facts and circumstances of the case and in law, the L.d. CIT (A) is erred in deleting the addition of Rs. 24,64,661/- made u/s 41(1)(a) of the Act. while ignoring that the sundry creditors were outstanding for more than four years and there were no transaction with these parties in last so many years.
5.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in restriction the addition to Rs. 10,00,000/- and deleting the addition of Rs. 2,46,00,000/- in respect of unsecured loan without appreciating that creditworthiness of the lenders and genuineness of transactions remained unproved.
6.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in deleting the disallowance of interest of Rs. 27,87,396/-without Page |3 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit appreciating that creditworthiness of the lenders and genuineness of transactions remained unproved.
7.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in deleting the addition of Rs. 5,30,47,379/-made u/s 68 of 1.T. Act without appreciating that the Assessing Officer has proved this alleged transaction and LTCG in the penny stock of M/s Moryo Industries Ltd. and M/s Kailash Auto Finance Ltd, as nothing but an accommodation entry
8.On the facts and circumstances of the case and in law, the Ld. CIT (A) is erred in deleting the addition of Rs. 26,52,368/ made u/s.69C of the LT.Act, 1961 in respect of commission paid for obtaining the accommodation entry in the penny stock of M/ Moryo Industries Ltd. and M/s Kailash Auto Finance Ltd."
Ground No. 1

5. This ground relates to challenging the order of CIT(A) in deleting the additions made on account of inflated agricultural income claimed by the assessee.

6. We have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

7. From the records, we notice that the assessee's agricultural land is located in the District of Jalor, Rajasthan. As such, in order to ascertain the correctness of the assessee's contention, the Commission u/s 131(1)(d) of the Act was issued to the ITO, Jalore to get conducted necessary field enquiries with regard to the land holding, details of the agricultural activities carried out by the assessee on the land owned by him, verification of facts from the land revenue records and to record evidence of the field officers of the land revenue department and to submit factual report so that necessary verification of the assessee's contention can be made.

Page |4 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

8. The report of the ITO Ward-2 Jalore was received. The assessee had agricultural income and the assessee had not carried out any agricultural activities at his own, but labour employed by him was doing agricultural activities. It has come on record that the main crop grown are Raida, Guwar, Bajara, Wheat, Groundnut and mustard seed. The assessee's agricultural activities are supervised by his brother Shri Chhaganlal U. Purohit with the help of local labourers. The assessee visits very rarely only once or twice in a year. Statement of Shri Chhagan Purohit brother of the assessee was recorded and he has stated that no record has been maintained in respect of the quantity of the agricultural produce.

9. On the above facts, the AO had recorded its finding on page 4 and para 3.10 of the Assessment order which is reproduced as under:

"I have considered the entire gamut of facts and it is found that in the assessee's case the gross receipts have been shown of Rs. 42.64.321/- and the expenses have been shown of Rs. 8.59,036/ only which comes to 20% of the gross receipts. From this factual position it is noticed that the assessee has shown exorbitant gross receipts by way of obtaining cash sale bills from the Mandi and has suppressed the actual expenses incurred. In view of these facts of the case it is held that the assessee has shown unrealistic exorbitant gross receipts from agriculture produce which is not realistic. Keeping in view of the assessee's past agricultural income shown, the report of the field verificationand the entries of the crops grown in revenue records the gross value of the agricultural produce for the year under consideration is estimated @ Rs. 1.50,000/- per hectare which comes to Rs. 24.00,000 and the expenses incurred are estimated at 50% of the gross receipts as such the agricultural income of the assessee comes to Rs. 12,00,000/- as against the assessee's claim of Rs. 34.85,200/- and the remaining income of Rs. 22,85,200/- (Rs. 34.85.200/--12.00.000/-) is assessed as income from undisclosed sources"

10. However, considering a fact that the activities carried out by the assessee in respect of agriculture are not doubted and Ld. A.O. made addition Page |5 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit only on the basis of estimation. Therefore, Ld. CIT(A), considering all the facts, held that as under:

6.1.1 I have gone through the submission of the appellant and facts narrated by AO in his assessment order. The AO has based his finding on following observations:
1. Agriculture operation was not conducted by appellant himself. rather, it was done by his brother through labourers.
2. Appellant has not produced any evidence with relation to entry of goods in APMC compound.
3. Expenses shown by appellant is on extremely low side.

I have noted that AO has issued commission u/s. 131 (1) (d) to conduct field enquiries on spot. There is no dispute in terms of land holding in the name of appellant and crops grown on such land for the relevant year. The only contention is with relation to receipt shown by appeliant and expenses claimed thereupon. It is also a recorded fact that appellant has sold crops in grain mandi of Dhanera, Banas Khantha, district Gujarat and filed copies of sale bills. The only reason for which AO has not accepted these receipts is non-filing of any evidence related to entry of goods in grain mandi compound. Since the sales have incurred though mandi which is undisputed, then the receipts as such cannot be doubted. AO has relied upon common practice prevailing in Rajasthan in case of absentee cultivation where 50 per cent goes to owner of the land and balance to the tiller. However, it is an admitted fact that appellant was cultivating his land through his brother and labourers. therefore, this is not a case of absentee cultivation, rather, this is also a common practice that the family member who is residing in village itself looksafter the agriculture operations for entire joint family. In absence of any other cogent reason or evidence on record, the agriculture receipts of appellant cannot be doubted.

6.1.2 Now coming to the expenditure side of agriculture operation. I have noted that appellant has claimed expenses of Rs. 8,59.036/- only, which comes to 20 per cent of gross receipts. It is noted that his holding is approximately 16 hectares and he was cultivating crops like Raida, Guwar. Groundnut and Mustard Seeds. These crops are commercial in nature and therefore, require expenses like seed procurement, pesticide, chemical/bio-fertilizers, electricity & irrigation cost, etc. Further, the requirement of labourers in such crops are also high. Therefore, the expenses claimed by appellant appears to be on lower side. The conclusion drawn by AO for lower claim for expenses further gets credence as appellant has not maintained separate log of expenses. Looking to the nature of crops grown, size of land holding and documents/bills produced before AO during assessment proceedings. I hold that expenses should be at least 40 per cent of gross receipt, i.e. 17,18,072/-. In nutshell, the addition made by AO is sustained to the extent of Rs. 8,59,036/- and ground of appeal is partly allowed."

Page |6 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

11. As far as the factual position in the present case is concerned, the same is not disputed. It is an admitted fact that in order to ascertain the agricultural income, commission u/s 131(1)(d) was issued to conduct fielding inquires, and it was found the land exists in the name of the assessee and agricultural activities are being carried out by labourers and required documents have already been filed by the assessee. Since the sales have been incurred through mandi therefore, the receipts cannot be doubted. Ld. CIT(A) after taking into consideration the entire facts and also the area of the land owned by the assessee had partly allowed this ground. Now before us, no new facts have been brought to controvert or rebut the findings of the Ld. CIT(A). Therefore, we upheld the findings of the Ld. CIT(A) on this ground and dismiss the ground raised by the revenue.

Ground No. 2

12. This ground raised by the revenue relates to challenging the order of Ld. CIT(A) in deleting the additions made on account of bogus sub-contract expenses.

13. We have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

14. From the records, we notice that the in respect of Sub Contract Expenses, it was submitted that the assessee had claimed sub contract Page |7 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit expenses of Rs. 25,35,53,860/-. In order to verify the assessee's claim of sub- contract expenses, notices u/s 133(6) and summons u/s 131 were issued in a few cases on sample basis. In some of the cases the notices issued were received back unserved and in some of the cases the replies were received. After considering the details available on record a show cause was issued on 26.12.2016 wherein the assessee was provided an opportunity to justify the sub-contract expenses. The individual cases are discussed herein below:

                   Name of the party          Amount of payment
                   Smt. F. Z. Khan            Rs. 54,90,000/-
                   M/s B G Corporation        Rs. 44, 73,000/-
                   Total

15. In respect of Smt. F. Z. Khan, the assessee furnished the following documents in support of the claim:

a) Copy of Ledger Account FY 2012-13-Page 181-182
b) Copy of Ledger Account FY 2013-14 Mumbai- Page 183-184
c) Copy of Ledger Account FY 2013-14-Ajmer Page 185-187
d) Copy of Bank Statement reflecting payment to F.Z. Khan- Page 188-196
e) Copy of TDS Certificate Page 197-205

16. Smt. F. Z. Khan submitted a reply u/s 133(6) of the Act to AO which is duly noted by AO at page 14 and para 6.1.2 (ii) of the assessment order.

17. Ld. Assessing officer surprisingly accepted contact charges paid in Mumbai site and same time made addition on Ajmer Site Contract Charges.

18. In case of M/s. B.G. Corporation, assessee submitted following documents as under.

a) Copy of Ledger Confirmation Account- Page 206
b) Copy of Bank Statement reflecting payment to B G Corporation Page 207-212 Page |8 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit
c) Ledger Account FY 2014-15- Page 213
d) Copy of TDS Certificate- Page 214-216

19. M/s. B.G. Corporation submitted reply u/s 133(6) of the Income tax Act and furnished the copy of Ledger confirmation, Bank statement. Income Tax return and computation of Income and Balance sheet and profit and loss account.

20. After considering the overall factual position Ld. CIT(A) held as under:.

"6.2.1 Further, Smt. F.Z. Khan submitted a reply under section 133(6) of the Income Tax Act to the Assessing Officer, which is duly noted at Page 14 and Para 6.1.2(ii) of the assessment order. I have also noted that AO has accepted the sub-contracting expenses given to Mis. F. Z. Khan for Mumbai site. whereas same has been denied for Ajmer site expenses. The only reason mentioned by AO is the nature of services/job conducted by the sub-contractor. It is noted that appellant has replied to the query of AO vide letterdated 19.12.2016 wherein he has categorically mentioned that this particular subcontractor has supplied labour for Ajmer Project. It is also clear from assessment order that appellant's work was under progress at Ajmer site because AO has made addition us. 40A(3) for expenses incurred through bearer cheque in para 4 of assessment order. Considering all documentary evidences submitted before AO during assessment proceedings, reply submitted by subcontractor us. 133(6) and nature and place of work undertaken, the conclusion drawn by AO appears to be untenable. Hon'ble Apex Court in case of Umacharan Shaw and Bros, v/s CIT in 37 ITR 271 has has held that the suspicion however strong could not partake the character of legal evidence.
6.2.3 Additionally, M/s. B.G. Corporation submitted a reply under section 133(6) of the Income Tax Act. providing the Ledger Confirmation, Bank Statement, Income Tax Return. Computation of Income, Balance Sheet, and Profit & Loss Account. The only reason mentioned by AO is the nature of services job conducted by the sub- contractor. It is noted that appellant has replied to the query of AO vide letter dated 19.12.2016 wherein he has categorically mentioned that this particular subcontractor has been paid against labour charges for making chambers. Considering all documentary evidences submitted before AO during assessment proceedings, reply submitted by subcontractor u/s. 133(6) and nature of work undertaken, the conclusion drawn by AO appears to be untenable. In this particular sub-contractor also, the addition made by AO is deserved to be deleted. Therefore, this ground of appeal is allowed."

21. It is an undisputed fact that the assessee is in the business of civil contractor and had engaged sub-contractors. The AO had accepted the sub-

Page |9 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit contracting expenses given to F. Z. Khan for Mumbai side, whereas the same denied for Ajmer side. However, it was proved on record that the particular sub-contractor had supplied labours for Ajmer project as the assessee's work under progress and Ajmer side. Therefore, Ld. CIT(A) after considering entire factual position has rightly concluded that the additions made by the AO were on the basis suspicion. Moreover, after evaluating the documents submitted by M/s. B. G. Corporation, the additions were rightly deleted. Now before us, no new facts have been brought to controvert or rebut the findings of the Ld. CIT(A). Therefore, we upheld the findings of the Ld. CIT(A) on this ground and dismiss the ground raised by the revenue.

Ground No. 3

22. This ground raised by the revenue relates to challenging the order of Ld. CIT(A) in deleting the additions made in respect Car Hiring charges.

23. We have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

24. From the records, we notice that the assessee had claimed car hiring expenses of Rs. 1.78.500/-. In this regard, notice u/s 133(6) was issued and in response thereto Shri Vikram Patel, husband of Smt. Hetal Patel attended on 26.12.2016. The details filed by him were put to verification, and the following discrepancies were noticed in the name of Smt. Hetal Patel.

P a g e | 10 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit "i)Shri Vikram Patel husband of Smt. Hetel Patel is working as Supervisor with the assessee.

(ii) There is no car in the name of Smt. Hetel Patel to whom car hiring charges have been claimed.

(iii)The car mentioned in the name of Smt. Hetel Patel bearing No. MH02 BM 3355 is Ritz and which is not registered as Taxi Car as such it cannot be put on hire."

25. The hiring of cars was not disputed, and the said payment was made by the assessee through the banking channel. It has come on record that Vikram Patel was also working as an employee of the assessee. Hence, it was business expenditure. In this regard, the assessee had submitted the following documents in support of its claim.

a) Income tax return and Computation of Income

b) Ledger Account of Hetel Patel - Page 235

c) Ledger Account of Vikram Patel- Page 236

d) TDS Certificate for payment on Car hiring charges- Page 237

26. Apart from above, the said Vikram Patel appeared before Assessing office in response to notice u/s 133(6) of the Act and the said facts mentioned in assessment order at page 18.

27. The CIT(A) righty consider the submission of assessee and allowed the appeal of assessee and held as under.

"6.3 Decision on Ground No. 3: In this ground of appeal, appellant has challenged addition of Rs. 1,78,500/- made on account of disallowance of car hiring charges. AO has disallowed the car hiring expenses of Rs. 1.78,500/-paid to Smt. Hetal Patel, as she was not having car in her name. I have noted that AO has issued notice u/s. 133(6) of the Act wherein Shri. Vikram Patel. husband of Smt. Hetal Patel, attended the proceedings on 26.12.2016 and submitted the requisite details. It is noted that AO has disallowed the amount as vehicle was not registered in her name. As a matter of fact, the genuineness of expenses is established and AO has not disputed that the car hiring expenses were not incurred. The payments were made through banks and TDS was also deducted. In view of such detail, the action of A O is unwarranted and hence addition made is deleted herewith."

P a g e | 11 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

28. Since, as per the facts of the present case, although the car in question was not in the name of Smt. Hetal Patel. However, Shri Vikram Patel, the husband of Smt. Hetal Patel had attended the proceedings before the AO and furnished the requisite details. The genuineness of the car expenses have not been disputed by the AO but the same were denied only on account of the fact that the vehicle is not in the name of Smt. Hetal Patel. But the fact remains that the payments were made to banks and TDS was also deducted. Therefore, Ld. CIT(A) rightly allowed the said ground. Hence, this ground raised by the revenue is dismissed.

Ground No. 04:

29. This ground raised by the revenue relates to challenging the order of CIT(A) in deleting the additions made u/s 41(1)(a) of the Act. In this regard, we have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

30. From the records, we notice that on scrutiny of sundry creditors shown by the assessee, it is noticed that in a number of cases the sundry creditors have been shown for the same amount for years together without making any payment. The details filed were examined and in respect of the sundry creditors continuing from last 4 years a show cause was issued vide letter P a g e | 12 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit dated 1312.2016 whereby the assessee was asked to furnish details of payments made to the respective parties up to date and if these are still outstanding then reasons thereof. In reply thereof, the assessee submitted that part of the sundry creditors as per show cause has been written off in F.Y. 2015-16 and in this regard had also filed copy of final accounts.

31. The details of unsecured creditors shown in books of account were mentioned as under:

        Sr. No.              Name of the party               Amount as 31.03.2011
           1.      C Mony (R.M)                                                67,500
           2.      D Palani Cowandar (R.M.)                                    11,482
           3.      G. Mayakrishnan Arjun (RM)                                   9,435
           4.      Mohammed Nazmul Huda (R.M)                                  28,466
           5.      Mohammed Kurban Ali (RM)                                    47,004
           6.      M/s S. J. Corporation                                        1,445
           7.      Mohaneshwar Enterprises                                   3,42,011
           9.      Shubh Enterprise                                         17,73,395
          10.      M/s Jain Spun Pipe                                           2,550
          11.      S.K. Aziz                                                   64,510
          12.      Shri Suresh Chavan                                          88,046
                                                                            24,64,661

32. Ld. Assessing officer had given finding on the above issue which is reproduced as under:

"I have considered the assessee's submission and after considering the same it is noticed that in respect of the above cases the assessee has no reason to show the sundry creditors as these are outstanding for more than four years and there is no transaction with these parties in last so many years as such whatever was to be paid has already been paid. Even if for the sake of argument the assessee's contention is accepted then also payment will be made only in a few case and the assessee can claim deduction in the year of payment, therefore in view of the above facts of the case the liability has ceased to exist and as per provisions of sec. 41(1)(a) of the I.T. Act, 1961 the aforementioned sundry creditors are added to the total income of the assessee. In the assessee's case a sum of Rs. 24,64,661/- is added."

P a g e | 13 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

33. We notice that the Assessing Officer had simply invoked section 41(1) because the amounts were outstanding for three years but there were no evidences brought by him that the liability has really ceased to exist. In our view, it is now a settled judicial view that the time-factor is not relevant for the purpose of section 41(1) of the Act. The revenue has to either demonstrate that the liability has really ceased to exist or the assessee has written off the liability in its books of account

34. We place reliance upon the decision of the Hon'ble jurisdictional high court in case of Principal Commissioner of Income-tax v/s. Batliboi Environmental Engineering Ltd. reported in [2022] 141 taxmann.com 245 (Bombay), wherein it was held as under:

11. Section 41(1) of the Income-tax Act. 1961 Remission or cessation of trading liability (General) - Assessment year 2011-12-Assessee had many creditors whose payments were outstanding for more than three years and some transactions were eight to nine years old Assessing Officer treated amount due to creditors as assessee's income and added under section 41(1)-Commissioner (Appeals) deleted addition Tribunal upheld view of Commissioner (Appeals) - Revenue submitted before High Court that because liability was barred by period of limitation, same would be treated as income and added under section 41(1) to income of assessee Whether merely because liability was barred by time, it did not cease to be debt and, thus, Tribunal was right in upholding view of Commissioner (Appeals) - Held.

yes [Para 6] [In favour of assessee]

35. We also reply upon the decision of in the case of Commissioner of Income Tax v. G.K. Patel& Co. (212Taxman 384). High Court of Gujarat and in the case of Commissioner of Income Tax v. Jain Exports Put. Ltd. (89 DTR 265), High Court of Delhi wherein it is held as under:

P a g e | 14 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit "Remission or cassation of trading liability During the course of assessment proceeding AO called upon the assessee to furnish ageing analysis of the creditors AO found that assessee had not paid money to many of such creditors for years together-Assessee failed to furnish any evidence except that the amounts were still payable by the assessee, AO made addition under sec. 41(1) CITA) restricted addition Tribunal held that s. 41(1) could not have been invoked in the year under consideration as the event had to be triggered either on the side of the creditor or the debtor or by law Held cessation of liability has to be either by reason of operation of law, ie., on liability becoming unenforceable at law by the creditor and debtor declaring unequivocally his intention not to honour his liability when payment is demanded by creditor, or a contract between parties, or by discharge of debt -Rs. the debtor making payment thereof to his creditor In the instant case there was no declaration by assessee that it does not intend to honour its liabilities nor was there any discharge of debt - As no event had taken place in the year under, consideration to indicate remission or cession of the liabilities in question, S. 41(1) could not have been invoked -Reasoning adopted by Tribunal while holding that S. 41(1) would not be applicable to the facts of the present case was in line with the principles enunciated in the decision of Apex Court in CIT v. Sugauli Sugar Works (P.) Ltd. Tribunal, therefore. committed no legal error - Appeal filed by revenue dismissed."

36. We also noticed that the assessee had paid liability in few creditors and in respect of remaining creditors, written off in subsequent years and shown as its income. Therefore, once an income tax is paid on the said written off then the said income cannot be taxed twice. Reliance in this regard is being placed on the decision of the Hon'ble Supreme Court in Laxmipat Singhania Vs. Commissioner of Income Tax, U.P. 72 ITR 291, wherein the Hon'ble Supreme Court has observed that "It is a fundamental rule of law of taxation that, unless otherwise expressly provided, income cannot be taxed twice. Similar view was taken by the Hon'ble Apex Court in Jain Brothers and Others Vs. Union of India and Other 77 ITR 107 and Mahaveer Kumar Jain Vs. Commissioner of income Tax. Jaipur in Civil Appeal No. 4166 of 2006.

P a g e | 15 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

37. Further, it has also come on record that the assessee had paid payments to the following parties:

a. C. Mony (R.M.) Rs. 67,500/-
b. Mohammed Kurban Ali (RM.) Rs. 47,004/-
c. Subh Enterprise Rs. 17,73,395/-

38. Therefore, after considering overall facts and circumstances of the case. Ld. CIT (A) deleted the addition and held as under.

6.5.1 I have noted that these liabilities were outstanding as on 31.03.2014 in the books of appellant. It is submitted by appellant that in some cases. payments were made in later years, whereas in some cases, income was offered later years as soon as liability extinguished. The evidence related to these two conditions were produced during assessment proceedings. I have noted that in case of C. Mony, G. Maya Krishnan Ganeshan Arjun, SJ Corporation and HPCL, payments were made later on whereas ledger of sundry balances written off for F.Y. 2016-17 and 2017-18 were submitted vide paper book pg. 171 to 173. This makes things very clear that the assumption of AO was purely based on outstanding of sundry creditors beyond three years on the basis of extinguishment of liability, was not appropriate. Even on principle basis also, Hon'ble Bombay High Court in a recent decision has upheld the views taken by various other courts on this issue. In PCIT Vs Batliboi Environmental Engineering Ltd. 141 taxmann.com 245. Hon'ble Court has held that:.........

39. Now before us, no new facts have been brought to controvert or rebut the findings of the Ld. CIT(A). Therefore, we upheld the findings of the Ld. CIT(A) on this ground and dismiss the ground raised by the revenue. Ground No. 05

40. This ground raised by the revenue relates to challenging the orders of CIT(A) in restricting the additions to Rs. 10,00,000/- in respect of unsecured loans.

P a g e | 16 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

41. In this regard, we have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

42. From the records, we notice that in respect of Unexplained Cash Credit, it was submitted that during the year under consideration, the assessee had shown unsecured loans of Rs.. 68,21,04,815/- Ld. AO made addition in respect of the following loan parties:

         Sr. No.                  Name of the party           Amount
            1.     Saumya Menon                                 5,00,000/-
            2.     Marudhan Roadways                            2,00,000/-
            3.     Suresh Sharma                               16,50,000/-
            4.     Sukidevi B. Zala                            15,00,000/-
            5.     Rajesh Kumar Purohit                        15,00,000/-
            6.     Ratudevi Chaudhry                           20,00,000/-
            7.     Amit J. Purohit                              3,00,000/-
            8.     Mewa B. Purohit                             14,00,000/-
            9.     Chandulal Soni                              12,00,000/-
           10.     Sangeeta Sharma                             15,00,000/-
           11.     Rukmani Devi Chaudhary                      18,50,000/-
           12.     Bodhi Corporation                           50,00,000/-
           13.     Marine Gems                                 15,00,000/-
           14.     Drasti Gems                                 55,00,000/-
                                                             2,56,00,000/-

43. However, in this regard, the assessee had submitted all the required documents in respect of each party in the details of which are given herein below:

"35. Mr. Suresh Sharma Rs. 16,50,000/- Assessee submitted following documents in respect of loan transaction:
a. Copy of Pan Card b. Adhar Card c. Income tax return d. Loan confirmation P a g e | 17 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit e. Copy of Bank statement of Suresh Sharma showing payment made to dev engineer.
f. Copy Of Bank Statement of Suresh Sharma showing interest received. g. Copy Of Bank Statement of Suresh Sharma Showing reversal of loan. h. Copy of Bank statement of Dev Engineering showing loan received. i. It is also replied in response of notice u/s 133(6) which is mentioned in A.O. order at page 21.
j. Copy of reply furnished us 131 on dated 07.12.2018 k. Copy of justification filed for source of source by Suresh Sharma on 13.12.2016 to Assessing officer Atul and Arkade Associates of Rs. 10.48.526/-
Bhupendra J Purohit of Rs. 5,00,000/-
J.P. Tax of Rs. 1,02,000/-
Total 16,50,526/-
1. A summary of each transaction reproduced as under:-
    Date of          Amount         Date of Receipt      Amount              Remark
  payment of                           of loan           Remark
     loan
                                      AY 2014-15
  29.03.2014         99,000/-         15.09.2013       16,50,000/-
  31.03.2014         11,000/-         31.03.2014       1,10,000/-
                                      AY 2015-16
  26.03.2015        1,80,675/-        31.03.2015          44550          Interest claimed
                                                                           AO accepted
                                                                          under scrutiny
                                      AY 2016-17
  26.03.2016        1,81,170/-        31.03.2016         181170          Interest claimed
                                                                           AO accepted
                                                                          under scrutiny
                                      AY 2017-18
  25.03.2017        1,80,675/-        31.03.2017         180675          Interest claimed
                                                                           AO accepted
                                                                          under scrutiny
                                      AY 2018-19
  06.06.2017        16,50,000/-       31.03.2018         32670/-         Interest claimed
                                                                           AO accepted
                                                                          under scrutiny
  31.03.2018          32670


36. Sukhi Devi B Zala Rs. 15,00,000/-:- Assessee submitted Following documents in respect of loan transaction.

a. Copy of PAN Card b. Copy of Adhar card c. Ledger confirmation.

P a g e | 18 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit d. Copy of Bank statement of Sukhi Devi B Zala showing loan given to Dev Engineer e. Copy of bank Statement showing interest received from Dev Engineer f. Copy of bank Statement showing loan received back from Dev Engineer g. TDS Certificate h. Copy of Bank statement of repayment of Loan by Assessee. i. Assessee also filed Balance Sheet before A.O. same is reported at page 24 of A.O. Order.

j. A summary of each transaction reproduced as under:-

    Date of          Amount       Date of Receipt      Amount             Remark
  payment of                         of loan           Remark
     loan
                                    AY 2014-15
  27.03.2014        12,150/-        05.03.2014        15,00,000/-
  31.03.2014         1,350/-        31.03.2014         13,500/-
                                    AY 2015-16
  28.08.2014       15,00,000/-

37. Mr. Rakesh Kumar Rajpurohit Rs. 15,00,000/-:- Assessee submitted Following documents in respect of loan transaction.

a. Ledger confirmation b. TDS Certificate e. Ledger Account for repayment of Loan.

d. Reply filed to Income Tax office on 07.12.2018- Page 277A e. Ledger Confirmation with Assessee- Page 277-B to 277D f. Bank statement with other papers of Rajesh Rajpurohit Page 277E-2770 g. Copy of Income Tax Return with Income Tax Acknowledgement - Page 277P to 277W h. Copy of Bank statement of Assessee showing loan received and loan payment with other papers - Page 277X-277ZB Date of Amount Date of Receipt Amount Remark payment of of loan Remark loan AY 2014-15 29.03.2024 92,550/- 06.09.2013 5,00,000/-

31.03.2024 10,283 06.09.2013 5,00,000/-

10.09.2013 5,00,000/-

31.03.2014 1,02,833/-

AY 2015-16 31.12.2014 1,23,750/-

AY 2016-17 26.03.2015 1,64,250/- 31.03.2015 40,500/-

AY 2017-18 26.03.2016 1,64,700/- 31.03.2016 1,64,700/-

AY 2018-19 P a g e | 19 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit 15.06.2017 15,00,000/- 31.03.2018 33,750/- 31.03.2018 33,750/-

38. Ms Ratudevi Choudhary Rs. 20,00,000/-:- Assessee submitted Following documents a. Copy of Pan Card b. Adhar Card c. Income tax return d. Loan confirmation e. Copy of Bank statement of Ratudevi Choudhary showing payment made to Dev Engineer of Rs. 20,00,000- f. Copy of Bank Statement of Ratudevi Choudhary showing interest received. i. Copy Of Bank Statement Showing repayment of loan. g. Copy of Bank statement of Dev Engineering showing loan received. h. Form 15H 15G received from client and same is intimated to TDS department on 10.04.2014 i. Copy of Reply filed by Ratudevi Choudhary u/s 131 on dated 07.12.2016 to ACIT 32(3) j. Copy of justification filed for source of source by Ratudevi Choudhary on 13.12.2016 to Assessing officer Marudhar Fab 50,000- Classic Trading co 4.00.000/-

Classic Trading Co 4,00,000/-

Marudhar Fab 50,000/-

Shanti Ramesh Choudhary 7,00,000/-

Other Income 20,000- Total 20,00,000/-

k. A summary of each transaction reproduced as under:-

    Date of         Amount       Date of Receipt    Amount             Remark
  payment of                        of loan         Remark
     loan
                                   AY 2014-15
                                   19.09.2013      20,00,000/-
  29.03.2014       1,29,333        31.03.2014      1,29,333/-
                                   AY 2015-16
  26.03.2015       2,19,000/-      31.05.2015       54,000/-
                                   AY 2016-17
  26.03.2016       2,19,600/-      31.03.2016      2,19,600/-
                                   AY 2017-18
  20.05.2017      20,00,000/-      31.03.2017      2,19,000/-
                                   AY 2018-19
  31.03.2018        29,400/-       31.03.2018       29,400/-

39. Ms Mewa Purohit Rs. 14,00,000/-:- Assessee submitted Following documents. a. Pan Card P a g e | 20 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit b. Adhar Card c. Income tax return d. Loan confirmation e. Bank statement of Mewa Purohit showing receipt and payment of loan and interest amount f. Form 15H/15G received from client and same is intimated to TDS department on 10.04.2014.

g. It is also replied in response of notice u/s 133(6) which is mentioned in A.O. order at page 32 h. A summary of each transaction reproduced as under:-

    Date of          Amount         Date of Receipt      Amount             Remark
  payment of                           of loan           Remark
     loan
                                      AY 2014-15
  29.03.2014        1,00,800/-        29.08.2013       14,00,000/-
                                      31.03.2014       1,00,800/-

                                      AY 2015-16
  27.03.2015        1,53,300/-        31.03.2015         37,800/-
                                      AY 2016-17
  26.03.2015        1,53,720/-        31.03.2016        1,53,720/-
                                      AY 2017-18
  25.03.2017        1,53,300/-        31.03.2017        1,53,300/-
                                      AY 2018-19
  20.05.2017        14,00,000/-       31.03.2018         20,580/-
  31.03.2018         20,580/-

40. Mr Chandulal Soni Rs. 12.00,000/-:- Assessee submitted Following documents a. Pan Card b. Adhar Card c. Income Tax Return d. Form 16 TDS Certificate e. Loan Confirmation f. Bank Statement Of Chandulal Soni Showing Receipt of Interest. g. Copy of 26AS h. It is also replied in response of notice u's 133(6) which is mentioned in A.Ο. order at page 33 i. A summary of each transaction reproduced as under:-

    Date of          Amount         Date of Receipt      Amount             Remark
  payment of                           of loan           Remark
     loan
                                      AY 2014-15
  29.03.2014         70,560/-         17.09.2013       12,00,000/-
  31.03.2014          7,840/-         31.03.2014        75,400/-
                                      AY 2015-16
                                                                       P a g e | 21

                                                           ITA No. 2042/Mum/2025
                                                                       A.Y. 2014-15
                                                              Pratap Uttam Purohit


  26.03.2015      1,31,400/-      31.03.2015        32,400/-
                                  AY 2016-17
  26.03.2016      1,31,400/-      31.03.2016       1,31,760/-
                                  AY 2017-18
  25.03.2017      1,31,400/-      31.03.2017       1,31,400/-
                                  AY 2018-19
  06.06.2017      12,00,000/-     31.03.2018        23,760/-
  31.03.2018       23,760/-

41. Ms Sangeeta Sharma Rs. 12,00,000/-:- Assessee submitted Following documents.

a. Pan Card b. Adhar Card c. Income Tax Return d. Loan Confirmation e. Bank Statement Of Sangeeta Sharma Showing loan debited to dev engineer. Bank Statement Of Assessee Showing Receipt And Payment Of Loan And Interest Amount, f. Form 15H/15G received from client and same is intimated to TDS department on 10.04.2014.

g. A summary of each transaction reproduced as under:-

    Date of        Amount       Date of Receipt     Amount            Remark
  payment of                       of loan          Remark
     loan
                                  AY 2014-15
                                  08.08.2013      15,00,000/-
  29.03.2014      1,18,000/-      31.03.2014      1,18,000/-

                                  AY 2015-16
  26.03.2015      1,64,250/-      31.03.2015        40,500/-
                                  AY 2016-17
  25.03.2016      1,64,700/-      31.03.2015       1,64,700/-
                                  AY 2017-18
  25.03.2017      1,64,250/-      31.03.2017       1,64,250/-
                                  AY 2018-19
  31.03.2018      1,64,250/-      31.03.2018       1,64,250/-
                                  AY 2019-20
  16.07.2018      15,00,000/-
  25.03.2019       47,700/-       31.03.2019        47,700/-

42. Ms Rukmani Choudhary Rs. 18,50,000/-;- Assesse submitted Following documents a. Copy of Pan Card b. Adhar Card c. Income tax return d. Loan confirmation.

P a g e | 22 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit e. Bank Statement Of Rukmani Choudhary Showing loan payment to dev engineer f. Bank Statement Of Rukmani Choudhary Showing Receipt And Payment Of Loan And Interest Amount, g. Form 15H 15G received from client and same is intimated to TDS department on 10.04.2014.

h. Copy of justification filed for source of source by Rukmani Choudhary on 13.12.2016 to Assessing officer Atul and arcade Associate Rs. 13.10.657- Gangaram D. Choudhary Rs. 3,88,000/-

Manoj R. Choudhary Rs. 1,50,000/-

Total 18.48,657/-

i. A summary of each transaction reproduced as under:-

    Date of         Amount       Date of Receipt     Amount            Remark
  payment of                        of loan          Remark
     loan
                                   AY 2014-15
                                   13.09.2013      18,50,000/-
  31.03.2014        22,508/-       31.03.2014      2,25,083/-

                                   AY 2015-16
  27.03.2015       2,03,130/-      31.03.2015        49,950/-      Interest claimed
                                                                     AO accepted
                                                                    under scrutiny
                                   AY 2016-17
  23.03.2016       2,03,130/-      31.03.2016       2,03,130/-     Interest claimed
                                                                     AO accepted
                                                                    under scrutiny
                                   AY 2017-18
  25.03.2017       2,02,575/-      31.03.2017       2,02,575/-     Interest claimed
                                                                     AO accepted
                                                                    under scrutiny
                                   AY 2018-19
  20.05.2017       6,00,000/-      31.03.2018        33,570/-      Interest claimed
                                                                     AO accepted
                                                                    under scrutiny
  06.06.2017      12,50,000/-
  31.03.2018       33,570/-



43. Budhi Corporation (Yatin Shah) Rs. 50,00,000/-:- Assessee submitted Following documents.

a. Income Tax Return b. Computation of Income c. Balance Sheet P a g e | 23 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit d. Loan confirmation e. Bank Statement of assessee showing loan received, Bank Statement showing loan payment, f. Bank statement of Budhi Corporation showing loan payment. g. Ledgers of Budhi Corporation, h. Form 16A.

i. A summary of each transaction reproduced as under:-

    Date of         Amount        Date of Receipt     Amount            Remark
  payment of                         of loan          Remark
     loan
                                   AY 2014-15
                                   19.03.2014       50,00,000/-
                                   AY 2015-16
  23.01.2015       25,00,000/-     31.03.2015         83,999/-      Interest claimed
                                                                      AO accepted
                                                                     under scrutiny
                                   AY 2016-17
  08.05.2015    25,00,000/-                                         Interest claimed
                                                                      AO accepted
                                                                     under scrutiny
  20.05.2015    4,96,500/-                                          Interest claimed
                                                                      AO accepted
                                                                     under scrutiny

44. Marine Gems Private Limited Rs. 15.00,000/-:-

a. Assessee submitting following documents in support of Loan. b. PAN Card copy c. Registration Certificate issued by Ministry of Corporate affairs. d. VAT registration Certificate. Import and Export license e. Income tax Return and Ledger Conformation f. Bank statement of assessee showing loan received g. Bank statement of Marine Gens showing loan payment h. Bank statement of assessee showing loan payment i. TDS Certificate, Ledger, j. Annual Accounts.
k. Ld. A.O. factually made wrong observation about the ledger confirmation that there is no PAN mentioned in Ledger confirmation. Ld. A.O. himself reproduced ledger confirmation in assessment order and it is on face of ledger confirmation that PAN is duly mentioned in Ledger confirmation at page 43 of A.O. order. l. Ld. A.O. observed that there is no source of said fund, We want to draw your attention on page 377 of paper book whereas bank statement clearly reflected entry on 24.05.2013 that the assessee paid loan to Dev engineer. The source of said loan given to the assessee received from Parshav Gems P L of Rs. 41,85,000/- and same reflated in bank statement of the Marine Gems Pvt. Ltd., and there is no cash deposited in the bank statement of the Marine Gems Pvt ltd.
    Date of         Amount        Date of Receipt     Amount            Remark
                                                                           P a g e | 24

                                                               ITA No. 2042/Mum/2025
                                                                           A.Y. 2014-15
                                                                  Pratap Uttam Purohit


  payment of                           of loan          Remark
     loan
                                     AY 2014-15
  31.03.2014        1,40,400/-       24.05.2013       15,00,000/-
  31.03.2014         15,600/-        31.03.2014       1,56,000/-

                                     AY 2015-16
  27.03.2015        1,64,250/-       31.03.2015         40,500/-      Interest claimed
                                                                        AO accepted
                                                                       under scrutiny
                                     AY 2016-17
  15.04.2015       15,00,000/-                                         AO no doubted
                                                                      loan repayment
                                                                       under scrutiny

45. Drashi Gems Pvt Ltd Rs.55,00,000/-:- Assessee furnished the following documents in support of loan.

a. Income Tax Return Acknowledgement b. copy of Screen Shot from Ministry of Corporate affairs about status of company c. Ledger Confirmation d. Copy of Bank Statement of Dev Engineers showing loan received e. Copy of Bank Statement of DGPL showing loan payment to assesse f. Copy of Bank Statement of Dev Engineers showing loan paid g. TDS Certificate h. Ledger Accounts i. Tax Audit Report and ITR Form Annual Accounts j. Ld. A.O. failed to analysis bank statement of Drashi Gems Pvt Ltd whereas there is credit entry on 25.05.2013 of Rs. 36,00,000/- from Krishna raj Daimond and there is also credit entry on 23.05.2023 of Rs. 20,09,000/- from Sugan Exim P L on 23.05.2013. Drashi Gems Pvt Ltd advanced money from this known sources and which is clearly reflated in bank statement of Drashi Gems Pvt Ltd. there is no cash deposited in the bank statement of 48. Drashi Gems Pvt Ltd k. A summary of each transaction reproduced as under:-

    Date of          Amount        Date of Receipt      Amount            Remark
  payment of                          of loan           Remark
     loan
                                     AY 2014-15
  31.03.2014        5,17,500/-       22.05.2013       35,00,000/-
  31.03.2014         57,500/-        23.05.2013       20,00,000/-
                                     31.03.2014       5,75,000/-
                                     AY 2015-16
  27.03.2015        6,05,250/-       27.03.2015        1,48,500/-     Interest claimed
                                                                        AO accepted
                                                                       under scrutiny
                                     AY 2016-17
                                                                                  P a g e | 25

                                                                      ITA No. 2042/Mum/2025
                                                                                  A.Y. 2014-15
                                                                         Pratap Uttam Purohit


        15.05.2015       25,00,000/-                                          AO no doubted
                                                                             loan repayment
                                                                              under scrutiny
        16.05.2015       30,00,000/-                                          AO no doubted
                                                                             loan repayment
                                                                              under scrutiny


44. Now before proceedings further, we would like to refer Section - 68 of the Income Tax Act, 1961 - Finance Act, 2023 which is reproduced as under:

Cash credits.
Where any sum is found credited in the books of an assessee maintained for any previous year, and the assessee offers no explanation about the nature and source thereof or the explanation offered by him is not, in the opinion of the 93[Assessing] Officer, satisfactory, the sum so credited may be charged to income-tax as theincome of the assessee of that previous year:
Provided that where the assessee is a company (not being a company in which the public are substantially interested), and the sum so credited consists of share application money, share capital, share premium or any such amount by whatever name called, any explanation offered by such assessee-company shall be deemed to be not satisfactory, unless-
(a) the person, being a resident in whose name such credit is recorded in the books of such company also offers an explanation about the nature and source of such sum so credited; and
(b) such explanation in the opinion of the Assessing Officer aforesaid has been found to be satisfactory:
Provided further that nothing contained in the first proviso shall apply if the person, in whose name the sum referred to therein is recorded, is a venture capital fund or a venture capital company as referred to in clause (23FB) of section 10.]

45. Our attention was also drawn on Memorandum Explaining the Provisions in the Finance Bill, 2022, in respect of Section 68, which is reproduced as under:

Section 68 of the Act provides that where any sum is found to be credited in the books of an assessee maintained for any previous year, and the assessee offers no explanation about the nature and source thereof or the explanation offered by him P a g e | 26 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit is not, in the opinion of the Assessing Officer, satisfactory, the sum so credited may be charged to income-tax as the income of the assessee of that previous year.
2. The onus of satisfactorily explaining such credits remains on the person in whose books such sum is credited. If such person fails to offer an explanation or the explanation is not found to be satisfactory then the sum is added to the total income of the person. Certain judicial pronouncements have created doubts about the onus of proof and the requirements of this section, particularly, in cases where the sum which is credited as loan or borrowing
3. It is noticed that there is a pernicious practice of conversion of unaccounted money by crediting it to the books of assesses through a masquerade of loan or borrowing.
4. Vide Finance Act, 2012, it was provided that the nature and source of any sum, in the nature of share application money, share capital, share premium or any such amount by whatever name called, credited in the books of a closely held company shall be treated as explained only if the source of funds is also explained in the hands of the shareholder. However, in case of loan or borrowing, the judicial decisions have held that only identity and creditworthiness of creditor and genuineness of transactions for explaining the credit in the books of account is sufficient, and the onus does not extend to explaining the source of funds in the hands of the creditor
5. It is proposed to amend the provisions of section 68 of the Act so as to provide that the nature and source of any sum, whether in form of loan or borrowing, or any other liability credited in the books of an assessee shall be treated as explained only if the source of funds is also explained in the hands of the creditor or entry provider. However, this additional onus of proof of satisfactorily explaining the source in the hands of the creditor, would not apply if the creditor is a well-

regulated entity. i.e., it is a Venture Capital Fund, Venture Capital Company registered with SEBI

6. This amendment will take effect from 1st April, 2023 and will accordingly apply in relation to the assessment year 2023-24 and subsequent assessment years.

46. Thus, after considering the above prepositions, the we are of the view that the requirement of explaining the source of the source of receipts came into the statute book by amendment to Section 68 of the Act on 1st April. 2023 i.e. effective from Assessment Year 2023-24 onwards. Therefore, during the subject assessment year, there was no requirement to explain the source of the source.

47. In this regard, the reliance is being placed on the decision of the Hon'ble Jurisdictional Bombay high Court in case Gaurav Triyugi P a g e | 27 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit Singh Vis. Income Tax Officer 24(3)(1), Mumbai" reported in [2020] 121 taxmann.com 86 (Bombay) held as under.

Section68 of the Income-tax Act. 1961 Cash credit (Unsecured loan) Assessment year 2010-11 Whether in order to establish receipt of credit in cash, as per requirement of section68, assessee has to explain three conditions. namely, identity of creditor, genuineness of transaction; and credit worthiness of creditor Held, yes Assessee individual had taken unsecured loan of certain amount from one ST Assessing Officer observed that ST had given said loan amount from its bank account and prior to which this amount wascredited to her bank account as gift from two persons, namely, RBS and SST who were her relatives He was of view that sources RBS and SST were suspected - Consequently, he treated loan amount received by assessee from ST as unexplained cash credit and made additions under section68 - It was noted that loan amount was given to assessee through cheque by ST - There was no dispute as to identity of creditor ST - There was also no dispute about genuineness of transaction - That apart, creditor had explained as to how credit was given to assessee as amount was received by it from RBS and ST-Further, revenue could not prove or bring any material to impeach source of credit Whether, on facts, assessee had discharged its onus as per requirement of section 68 and it was not required for assessee to explain sources of source i.e. genuineness of receipt of amount by ST from RBS and SST-Held, ves - Whether, therefore, impugned addition under section68 made to income of assessee was to be deleted - Held, yes [Paras 13 to 16] [In favour of assessee).

48. In Pr. CIT v. Veedhata Towers (P.) Ltd. [2018] 403 ITR 415 (Bom), the court has held that assessee is only required to explain the source of the credit. There is no requirement under the law to explain the source of the source.

49. We also place reliance upon the decision of Hon'ble Gujrat High Court in case of Deputy Commissioner of Income-tax V/s. Rohini Builders reported in [2003] 127 Taxman 523 (Gujarat) which is held as under:

Section 68 of the Income-tax Act, 1961 Cash Credits Assessing Officer made addition of Rs. 12,85,000 as unexplained cash credits in respect of loans taken by assessee from 21 parties Assessee had discharged initial onus by providing identity of all creditors by giving their complete addresses. GIR numbers/permanent account numbers and copies of assessment orders wherever readily available Assessee had P a g e | 28 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit also proved capacity of creditors by showing that amounts were received by account payee cheques drawn from bank accounts of creditors - Repayment of loans and interest thereon was also made by account payee cheques by assessee and tax also had been deducted at source on interest payments and remitted - Whether assessee was not expected to prove genuineness of cash deposited in bank accounts of creditors, because under law, assessee can be asked to prove source of credits in its books of account but not source of source Held, ves Whether merely because summons issued to some of creditors could not be served or they failed to appear before Assessing Officer, could not be ground to treat those credits as non-genuine - Held, ves - Whether considering torality of facts and circumstances of case, especially fact that Assessing Officer had not disallowed interest claimed/paid in relation to those credits in assessment year under consideration or even in subsequent assessment years, and tax at source had been deducted out of interest paid credited to creditors. Tribunal was justified in deleting addition made Held. yes Whether as there was no substance in appeal and no substantial question of law arose, appeal was liable to be dismissed-Held, yes

50. Further Hon'ble Gujrat High court in case of Principal Commissioner of Income-tax V/s. Ojas Tarmake (P.) Ltd reported in [2023] 156 taxmann.com 75 (Gujarat) held as under. Section 68 of the Income-tax Act, 1961 Cash credits (Unsecured loan) -Assessment year 2013-14 During assessment proceedings it was noted that assessee had shown particulars of unsecured loan received during relevant assessment year Assessing Officer issued letters under section 133(6) on creditors of unsecured loans Thereafter, Assessing Officer made additions with respect to unsecured loan on ground that assessee failed to discharge onus of liability as laid down under section68- On appeal. Commissioner (Appeals) upheld additions on ground that assessee failed to produce any of creditors before Assessing Officer - Whether since Tribunal found on lacts that amount of loan received by assessee was returned to loan party during year itself and all transactions were carried out through banking channels, no error of law was committed by Tribunal by deleting addition made und section 68-Held. [Paras 3 and 4] [In favour of assessee]

51. Reliance is also placed upon the decision in the case of Sahibganj Electric Cables (P.) Ltd, reported in [1975] 115 ITR 40(CAL.), Hon'ble High Court of Calcutta held as under:

Section 68 of the Income-tax Act, 1961 Cash credits Assessment year 1961-62 Loans in question were received by assessee by cheques and repayments were also made by cheques Assessee had given confirmation letters of respective parties and in said letters income-tax file numbers of alleged creditors were given Cheques for repayment of loan were cleared through assessee's banker - Tribunal held that assessee had discharged onus Prima facie that laid on him and as such amount of P a g e | 29 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit loans were not his income from undisclosed sources Whether order of Tribunal was justified - Held. Yes

52. And the decision of the Hon'ble High Court of Punjab & Haryan in case of Varinder Rawlley reported in [2014] 51 taxmann.com 524 (Punjab & Haryana) held as under.

Section 68 of the Income-tax Act, 1961 Cash credit (Sale of goods) -Assessment year 2002-03 Whether where assessee received and returned amount in question by way of account payee cheques and transaction was reflected in bank accounts of assessee as well as creditor who was an income-tax assessee, assessee had sufficiently explained nature and source of credit entry and in such case entry could not be treated as assessee's income when department failed to prove to contrary Held. yes [Paras 9 and 10] [In favour of assessee)

53. Further we would like to rely upon decision of Hon'ble HIGH COURT OF RAJASTHAN in case of Jai Kumar Bakliwal reported in [2014] 45 taxmann.com 203 (Rajasthan) held as under:

Section 68 of the Income-tax Act, 1961 Cash credit (Unsecured loan from relatives) - Assessment year 2006-07- Unsecured loan raised by assessee from relatives was added in income of assessee on ground that none of creditors were able to prove source of amount advanced to assessee and immediately before grant of loan by them cash was deposited in their accounts - However. it was admitted by Assessing Officer that all creditors were assessed to Income tax and they had provided confirmation as well as their PAN - Moreover, all payments were through account payee cheques and most of cash creditors appeared before Assessing Officer and were examined on oath - Whether since there was no clinching evidence nor Assessing Officer had been able to prove that money actually belonged to none but to assessee himself, action of Assessing Officer appeared to be based on mere suspicion and, thus, addition required to be deleted - Held, yes [Paras 9 & 10] [In favour of assessee]

54. Therefore, CIT (A), considering each and every aspect, had deleted the addition and the relevant para of CIT(A) mentioned at page no. 26-28 and para 6.6.2 of CIT(A) Order, which is reproduced herein below:

"6.6.2 Now, it would be appropriate to analyse the objection of the AO in light of documents submitted by the appellant in each case:
P a g e | 30 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit
1. Saumya Menon (Rs. 5,00,000): I have noted that in this case only document presented before AO was ledger copy and bank account of appellant reflecting the loan but confirmation and other documents were not presented before AO. In absence of these documents, the onus is not discharged by the appellant as mandated in section 68, therefore the action of AO is justified. The addition of amount u/s 68 is sustained.
2. Maradhan Roadways (Rs. 2,00,000): It is noted that in this case only document presented before AO was ledger copy and bank account of appellant reflecting the loan but confirmation and other documents were not presented before AO. In absence of these documents, the onus is not discharged by the appellant as mandated in section 68, therefore the action of AO is justified. The addition of amount u/s 68 is sustained.
3. Amit J. Purohit (Rs. 3,00,000): I have noted that in this case only document presented before AO was ledger copy and bank account of appellant reflecting the loan but confirmation and other documents were not presented before AO. In absence of these documents, the onus is not discharged by the appellant as mandated in section 68, therefore the action of AO is justified. The addition of amount u/s 68 is sustained.
4. Sukidevi B. Zala (Rs. 15,00,000): AO has disallowed the amount as source of source of credit was not established and party did not respond to summons. The creditworthiness of the loan party was not established. I have noted that appellant has produced documents as mentioned in table above and as per bank account there is no cash deposit in party's account before giving loan. It is also not the case which could be of entry operators etc. Further, copy of ITR for AY 2014-15 filed with AO shows that interest income earned from appellant has been offered in return.
5. Rajesh Kumar Purohit (Rs. 15,00,000): AO has disallowed the amount and the appellant failed to produce the loan party for verification. Moreover, appellant has filed two confirmations where amount of interest in one confirmation is nil. I have noted from the submission filed by the appellant before AO that the creditor has responded to the notice issued to him by the AO u/s 133(6) of the Act. Further, appellant has filed the Form 16A wherein amount of interest is mentioned as Rs. 1,02,830/- which is same as confirmed by the creditor.
6. Ratadevi Chaudhary (Rs. 20,00,000): Similar to previous cases, the source of the loan was not clarified, and the loan party's creditworthiness was not proved. Summons were not complied with. I have noted that creditor has replied to the notice issued to her u/s 133(6). She has also explained the source of money received by her which was ultimately advance as loan to the appellant. Suresh Sharma (Rs. 16,50,000): The appellant could not substantiate the source of the loan, and the loan party did not respond to summons. The loan party's creditworthiness was not established.

I have noted that creditor responded to the notice u/s 133(6) sent by AO for verification of loan. Appellant P a g e | 31 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit has submitted the documents as mentioned in foregoing table to establish the veracity of loan.

8. Mewa B. Purohit (Rs. 14,00,000): AO has mention that the immediate source of the loan was not provided, and despite multiple requests, the loan party was not produced for recording evidence. The loan party's creditworthiness and identity were not proved. I have noted that the creditor has responded to the notice issued u/s 133(6) and submitted the requisite documents. Further, bank statement reveals that creditor was having sufficient funds to advance the loan and neither any cash was deposited before loan transaction or any doubt has been raised by AO against the credit entries before the such transactions.

9. Chandulal Soni (Rs. 12,00,000): AO states that no proof was provided for the immediate source of the loan, and discrepancies in the loan party's signatures on documents raised doubts about the authenticity of the submitted documents. I have noted that creditor has responded to the letter u/s 133(6) sent by AO for confirmation of loan. Moreover, the difference of signature as mentioned by AO is with respect to signature on PAN card and that in confirmation letter. It is pointless to compare the two as PAN card is quite older and other means of identity in form of ITRs for four years have been furnished. Bank statement reflects balance available for loan advancement without any cash deposit or dubious credit entry. Apparently, creditor has also availed Form 15G/15H from the department.

10. Sangeeta Sharma (Rs. 15,00,000): There were inconsistencies in the documents submitted by the appellant, including a mismatch in interest figures on the confirmations. The source of the loan was not clear, and summons were not complied with. It is noted that Party has submitted loan confirmation, bank statement reflecting advance and return of loan and interest. Form 50G is also submitted.

11. Rukmani Devi Chaudhary (Rs. 18,50,000): AO has raised identical reasons for denying the loan as genuine. I have noted that creditor has submitted her reply in response to letter u/s 133(6). She identified the persons from whom she received money before advancing the same. She has sufficient money in bank and that too without any cash deposit or dubious credit entry before the same.

12. Bodhi Corporation (Rs. 50,00,000): The AO has contended that the immediate source of the loan was unclear, and the loan party's creditworthiness was questionable. The appellant failed to produce the loan party despite repeated requests. I have noted from the details filed before AO that creditor is a regular tax payer and filed copy of its ITR for AY 2014-15 wherein it has declared income of 7 Lakhs approx. It is clear from the details that it has taken loan to source its transaction with the appellant. Moreover, sufficient funds are available in bank for impugned transaction.

13. Marine Gems Pvt. Ltd. (Rs. 15,00,000): AO has raised doubts over source of the source and creditworthiness of the creditor. I have noted that P a g e | 32 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit appellant has submitted confirmation letter with PAN, bank account etc. Bank account shows that money was advanced when creditor was having sufficient balance and no cash deposit or dubious entries were noted in its bank account.

14. Drasti Gems Pvt. Ltd. (Rs. 55,00,000): The source of the loan was not clarified. and there were issues with the documentation submitted. The loan party's creditworthiness was not supported by their financial standing, and no further clarification was provided by the appellant despite requests. I have noted that appellant has submitted confirmation letter with PAN, bank account etc. Bank account shows that money was advanced when creditor was having sufficient balance and no cash deposit or dubious entries were noted in its bank account."

55. Now before us, no new facts have been brought to controvert or rebut the findings of the Ld. CIT(A). Therefore, we upheld the findings of the Ld. CIT(A) on this ground and dismiss the ground raised by the revenue. Ground No. 06

56. This ground raised by the revenue relates to challenging the order of CIT(A) in deleting the disallowance of interest.

57. In this regard, we have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

58. From the records, we notice that in respect of Disallowance out of Interest Expenses, we notice that the assessee had claimed interest expenses of Rs 7,68,25,361/-, In the assessee's case a number of unsecured loans have been found bogus on which the assessee has claimed interest expenses:

       Sr. No.                       Name of the party                      Amount
          1.       M/s Marine Gems Pvt. Ltd                                    1,56,000/-
          2.       Smt. Mewa B. Purohit                                        1,00,800/-
          3.       Smt. Ratudevi C. Choudhary                                  1,29,333/-
                                                                        P a g e | 33

                                                            ITA No. 2042/Mum/2025
                                                                        A.Y. 2014-15
                                                               Pratap Uttam Purohit


        4.    Smt. Rukamani Pukhraj Choudhary                         1,23,333/-
        5.    Smt. Sangeeta Sandeep Sharma                            1,18,000/-
        6.    Smt. Suki Devi B. zala                                    13,500/-
        7.    Shri Suresh Sharma                                      1,10,000/-
        8.    M/s. Veena Gems                                         6,44,000/-
        9.    M/s Victor Diamond                                      7,59,533/-
        10.   Shri Chandulal Soni                                       78,400/-
        11.   M/s Drashti Gems Pvt. Ltd.                              5,75,000/-
        12.   Shri Rajesh Kumar B. Rajpurohit                         1,02,833/-
              Total                                                  29,10,732/-

59. It was submitted that it is consequential interest to except interest on M/s Veena Gems of Rs. 6,44,000/- and Mis Victor Diamond of Rs. 7,59,533/- Lá. A.O. did factual mistake treated as non-genuine loan. It was submitted that the said loan was treated as a genuine loan in A Y 2013-14 and copy of the assessment order has already been placed on record.

60. Thus, Ld. CIT(A) has taken proportionate interest and confirmed additions in respect of Saumya menon, Marudhan Roadways and Amit J Purohit whereas no interest has been given.

61. Now before us, no new facts have been brought to controvert or rebut the findings of the Ld. CIT(A). Therefore, we upheld the findings of the Ld. CIT(A) on this ground and dismiss the ground raised by the revenue. Ground No. 07 and 08 submission:

62. These grounds raised by the revenue relate to challenging the order of CIT(A) in deleting the additions made u/s 68 & 69C of the Act.

P a g e | 34 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

63. In this regard, we have heard the counsels for both the parties, perused the material on record, judgments cited before us and the orders passed by the revenue authorities.

64. From the records, we notice that the assessee is regular investor in shares and He has shown long term capital gain (LTCG) of Rs. 5,08,13,828/-in the return of income filed by it and claimed the same exempt under sec 10(38) of the L. T. Act 1961.

65. The assessee has shown Long Term Capital Gain in following scripts which is mentioned as under:-

Name of Script Purchases Sale value Long-term capital amount gain M/s Kailash Auto Finance 10,00,000/- 3,80,64,000/- 3,70,63,500/- Ltd. (KAFL), earlier known as Careful Projects Advisory Ltd. (CAPL) M/s. Moryo Industries Ltd Rs. 25,00,000/- 1,47,18,292/- 1,36,87,655/-
      (MIL)                         (1,00,000 shares
                                     @ 25 per share)


66. In respect of shares scripts of M/s Kailash Auto Finance Ltd., it was submitted that the assessee had purchased 100,000 shares of Careful Projects Advisory Limited (CAPL) in off market from Sanskriti Vincom Ltd. and he has paid Rs. 10,00,000/- from ING Vysya Bank vide Cheque no. 763,433 and said payment is reflecting bank statement of the assessee.
67. On careful Projects Advisory Limited, the shares were split in the ratio of ratio 01: 10 hence the assessee got 10,00,000 shares of CAPL. It was also P a g e | 35 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit submitted that this arrangement was approved by the Hon'ble High Court of Judicature at Allahabad. It was further submitted that the Company had informed that, the Company Writ Petition No. 284 and 285 of 2013 before the Hon'ble High Court of Judicature at Bombay passed an order on May 10, 2013 approving the scheme of arrangement relating to M/s. Careful Projects Advisory Ltd. & M/s. Panchshul Marketing Ltd. (PML) (Transferor Companies).
68. Therefore, after merger of both companies 10,00.000 equity shares of M/s Kailash Auto Finance Ltd.(KAFL) was allotted to the assessee on 22.01.2013.
69. Thus, the assessee sold shares was dematerialized on 02.01.2013 and he has sold share in the middle of February and March 2014. All 10,00,000 shares of Mis Kailash Auto Finance Ltd. (KAFL) were sold at the average rate of Rs.38 during the period Feb to Mar 2014
70. The details of capital gain are as under:
Name Share allotted No. of Amount Date of Sale price Capital of of Kailash Shares of sales gain script Auto purchases C.P.A.L. 08/06/2013 1,50,000 1,50,000 18.02.2014 56,41,500 54,91,500 C.P.A.L. 08/06/2013 1,00,000 1,00,000 24.02.2014 37,81,000 36,81,000 C.P.A.L. 08/06/2013 2,00,000 2,00,000 26.02.2014 75,62,000 73,62,000 C.P.A.L. 08/06/2013 2,00,000 2,00,000 28.02.2014 75,62,000 73,62,000 C.P.A.L. 08/06/2013 1,50,000 1,50,000 03.03.2014 57,36,500 55,86,000 C.P.A.L. 08/06/2013 1,00,000 1,00,000 05.03.2014 38,21,000 37,21,000 C.P.A.L. 08/06/2013 1,00,000 1,00,000 12.03.2014 39,60,000 38,60,000 10,00,000 10,00,000 3,80,64,000 3,70,64,000 P a g e | 36 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit
71. In this regard, out attention was drawn on the fact that the assessee is a regular investor in shares and securities as evident from past assessment records. The shares were allotted under amalgamation order of Hon'ble High Court and sold through a Registered Broker named "Sanghvi Savla Stock Brokering Limited." in the Stock Exchange. The shares were purchased and sold based on the prevailing market condition. The sale of shares is supported by contract notes issued by broker. The payments were received through proper banking channel. The sale transactions were subjected to Security Transaction Tax, Service Tax, Brokerage charges and Stamp duty. The share purchase and sale transactions are reflected in the d-mat account. The purchase of shares (Investments) was not disputed in earlier year, where assessment is completed us. 143(3) of the Income Tax Act. These facts are verifiable from the regular books of accounts. The transactions can also be verified from the Stock Exchange.
72. The Bombay stock data shown as on 01.04.2014 and 01.04.2015 on BSE website shows the Foreign Institutional Investors was shareholder in the company Kailash auto Finance Limited.
73. It is also facts that Kailash Auto Limited was listed in Bombay stock exchange as Group A company at the time of sale of shares.

P a g e | 37 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

74. We had noticed that the Turnover of Kailash auto Finance Limited was increased to 62.42 crore (FY 2014-15) from 34 Lacs (F y 2010-11). The turnover growth is 183 times.

                          Financial year               Turnover
                     March 2011                           34,31,591/-
                     March 2012                           12,62,286/-
                     March 2013                           33,83,749/-
                     March 2014                        20,40,98,732/-
                     March 2015                        62,41,61,768/-

75. We also place reliance on SEBI order in case of Kailash Auto Finance Limited whereas SEBI has been given clean chit to assessee in its order dated SEBI/WTM/MPB/EFD-DRA-1/31/2017 dated 21.09.2017:

3. Accordingly, SEBI passed Ad interim ex-parte order dated March 29, 2016 ("interim order"), inter-alia, restraining 246 entities from accessing the securities market and buying. selling or dealing in securities, either directly or indirectly, in any manner whatsoever, till further directions. The name of the entities against whom the interim order was passed are as follows..

Ser. No. 166 Pratap Purohit - Page 6 of order.

4. Subsequently. five confirmatory orders dated June 15, 2016, September 30, 2016. October 21, 2016. October 27, 2016 and July 13, 2017 were passed, inter-alia, confirming the directions passed in the interim order against 241 entities. "5. Pursuant to the interim order, SEBI conducted a detailed investigation into the role of various entities in price manipulation in the scrip of Kailash Auto so as to ascertain the violation of securities laws. Upon completion of investigation by SEBI, investigation did not find any adverse evidence/adverse findings in respect of violation of provisions of the PFUTP Regulations inrespect of the following 244 entities (against whom directions were issued vide the interim order and/or confirmatory orders) warranting continuation of action under Section 11B r/w 11(4) of the Act. The details of the 244 entities are as follows:-

Ser. No. 164 Pratap Purohit - Page 6 of order.

6. Considering the fact that there are no adverse findings against the aforementioned 244 entities with respect to their role in the manipulation of the scrip of Kailash Auto, I am of the considered view that the directions issued against them vide interim order dated March 29, 2016 and confirmatory orders dated June P a g e | 38 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit 15, 2016, September 30, 2016. October 21, 2016, October 27, 2016 and July 13. 2017 are liable to be revoked."

76. Further, reliance is also placed upon the decision of Hon'ble ITAT wherein the same script, the additions were deleted by the Hon'ble ITAT:

a. ITA 390 M 2020 in case of M/s Anusmriti sarkar b. ITA No.1637/Kol 2018 in case of Shri Udit Goyal c. ITA No. 219. 222 & 224/GAU/2019 In case of Agrim Infraproject Private Limited

77. As far as M/s. Moryo Industries Ltd. (MIL) is concerned. In this regard, with regard to the additions on account of long term capital gain on script M/s. Moryo Industries Ltd. (MIL) it was submitted that the assessee had purchased the 1,00,000 shares @25 per share through preferential allotment scheme from the company and he had paid Rs. 25.00,000- from its bank account on 16.10.2012 maintaining in ING Vysya bank by RTGS and said share allotted to assessee on 09.11.2012.

78. M/s. Moryo Industries Ltd. share was split into 1:2 hence the assessee got 2.00.000/-shares of M/s. Moryo Industries Ltd. (MIL).

79. During the year under consideration, the assessee sold 82,451 shares out of total of 2,00,000/-shares allotted to him. It is also facts that the assessee sold 82,451 shares at the average rate of Rs. 178.50 of M/s. Moryo Industries Ltd. (MIL) during the months of Dec 2013 to Jan 2014:

Name Date of No. of Amount of Date of Sale price Capital gain of the purchases share purchase sales script Moryo 09.12.2012 4580 27,250/- 11.12.2013 7,42,784/- 6,85,534/- Moryo 09.12.2012 5020 72,750/- 12.12.2013 8,09,173/- 7,46,423/-
P a g e | 39 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit Moryo 09.12.2012 5000 62,500/- 13.12.2013 8,17,029/- 7,54,529/- Moryo 09.12.2012 6000 75,000/- 20.12.2013 10,02,960/- 9,27,960/- Moryo 09.12.2012 9851 1,23,138/- 03.01.2014 16,66,296/- 15,43,159/- Moryo 09.12.2012 20000 2,50,000/- 21.01.2014 33,83,000/- 31,33,000/- Moryo 09.12.2012 5000 62,500/- 07.02.2014 9,90,500/- 9,28,000/- Moryo 09.12.2012 8000 1,00,000/- 10.02.2014 15,56,160/- 14,56,160/- Moryo 09.12.2012 9000 1,12,500/- 17.02.2014 17,70,390/- 16,56,890/- Moryo 09.12.2012 10000 1,26,000/- 20.02.2014 19,80,000/- 18,55,000/-
82451 10,30,638/- 1,46,18,292/- 1,36,87,655/-

80. Our attention was also drawn upon the fact that the assessee was a regular investor in shares and securities as evident from past assessment records. Assessee purchased share under preferential allotment and made payment through banking channels. The Share sold based on the prevailing market condition through registered broker "Sanghvi Savla Stock Brokering Limited. The sale of shares is supported by contract notes issued by broker. The payments were received through proper banking channel. The sale transactions were subjected to Security Transaction Tax. Service Tax, Brokerage charges and Stamp duty. The share purchase and sale transactions are reflected in the d-mat account. The purchase of shares (Investments) was not disputed in earlier year, where assessment is completed u/s. 143(3) of the Income Tax Act. These facts are verifiable from the regular books of accounts. The transactions can also be verified from the Stock Exchange.

81. The Bombay Stock Exchange reported that assessee's share were under lock in period for one years and status was also showing in shareholding 09 November 2012. December 2012, March 2013, June 2013, Sep 2013 and P a g e | 40 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit assessee had enclosed copy of shareholding status for ready reference and records.

82. It is a fact on record that the said company's shares were traded up to 20 June 2022 and the said information was also available on the Bombay Stock Exchange website.

83. Further our attention was draw upon the facts that in case of Moryo Industries SEBI have been passed order on and given following finding as under:

"Upon completion of the investigation by SEBI, it is noted that the investigation did not find any adverse evidence/findings against 85 entities in respect of their role in price manipulation in the scrip of Moryo, warranting the continuation of action under Sections 11B and 11(4) of the SEBI Act. Hence, violation ofprovisions of SEBI Act and PFUTP Regulations, etc., were not observed in respect of the following entities, including assessee Sr. No. Name of the entity PAN
42. Pratap Uttam Purohit AFZPP9994A Considering the fact that there are no adverse findings against the aforementioned entities with respect to their role in the price manipulation in the scrip of Moryo warranting continuation of action under Sections 11B and 11(4) of the SEBI Act, I am of the considered view that the directions issued against them vide interim order dated December 04, 2014 which were confirmed vide Orders dated March 18, 2016 and August 22, 2016, are liable to be revoked."

84. It was also submitted that the Hon'ble Mumbai Income Tax Appellant Tribunal already deal with same script in case of Jagdish B. Prajapati (HUF) No.548/Mum 2019 for the A Y 2014-15. wide/I.T.A.

85. We noticed that the Assessing officer used the statement of Shri Sunil Dekania. Shri Alok Harlalka and Sanajy Vora. However, the assessee had no connection with the said persons. In this regard objections were also filed by P a g e | 41 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit the assessee during its reply of show cause notice mentioned at page 84 of assessment order.

86. Whereas, the A.O. referred the survey action u/s 133 in the case of Anand Rathi Shares and brokers limited, whereas the said M/s Anand Rathi Shares are not brokers of the assessee.

87. No statement was provided to the assessee, and none of the persons whose statements were relied upon were produced for cross-examination. Even the extract of the statement mentioned in the assessment order does not indicate the name of the assessee.

88. We noticed that the statement recorded on 22.08.2016 during the survey proceedings was retracted, and no evidentiary value is attached to said statement. However, later Search action was also conducted in the assessee's own case and but no admission was derived by the Search team. In this regard, the instruction issued by the Central Board of Direct Taxes (CBDT in short) in F.No.286/2/2003-IT(Inv) dated 10.3.2003 would be relevant to be looked into wherein it is mentioned that while recording statement during the course of search and seizure and survey operations, no attempt should be made to obtain confession as to the undisclosed income. For the sake of convenience and clarity, the relevant instructions dated 10.3.2003 issued by CBDT is reproduced hereunder:- To All Chief Commissioners of Income tax (Cadre Contra) & All Directors General of Income Tax Inv. Sir. Sub:- Confession of P a g e | 42 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit additional Income during the course of search & seizure and survey operation regarding Instances have come to the notice of the Board where assessees have claimed that they have been forced to confess the undisclosed income during the course of the search & seizure and survey operations. Such confessions, if not based upon credible evidence, are later retracted by the concerned assessees while filing returns of income. In these circumstances, on confessions during the course of search& seizure and survey operations do not serve any useful purpose. It is, therefore, advised that there should be focus and concentration on' collection of evidence of income which leads to information on what has not been disclosed or is not likely to be disclosed before the Income Tax Departments. Similarly, while recording statement during the course of search it seizures and survey operations no attempt should be made to obtain confession as to the undisclosed income. Any action on the contrary shall be viewed adversely.

89. Further, in respect of pending assessment proceedings also, assessing officers should rely upon the evidences/materials gathered during the course of search/survey operations or thereafter while framing the relevant assessment orders Yours faithfully. Sd/-

(S. R. Mahapatra] Under Secretary (Inv. II) P a g e | 43 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit

90. This view was again reiterated by the CBDT in their Circular No. F.NO. 286/98/2013-IT (INV.II) dated 18.12.2014, which reads as under:

"Instances complaints of undue influence/coercion have come to notice of the CBDT that some assessees were coerced to admit undisclosed income during Searches/Surveys conducted by the Department. It is also seen that many such admissions are retracted in the subsequent proceedings since the same are not backed by credible evidence. Such actions defeat the very purpose of Search/Survey operations as they fail to bring the undisclosed income to tax in a sustainable manner leave alone levy of penalty or launching of prosecution. Further, such actions show the Department as a whole and officers concerned in poor light. 2.1 am further directed to invite your attention to the Instructions Guidelines issued by CBDT from time to time, as referred above, through which the Board has emphasized upon the need to focus on gathering evidences during Search Survey and to strictly avoid obtaining admission of undisclosed income under coercion undue influence.
3. In view of the above, while reiterating the aforesaid guidelines of the Board. I am directed to convey that any instance of undue influence/coercion in the recording of the statement during Search Survey Other proceeding under the
1.T.Act, 1961 and or recording a disclosure of undisclosed income under undue pressure coercion shall be viewed by the Board adversely
4. These guidelines may be brought to the notice of all concerned in your Region for strict compliance.
5. I have been further directed to request you to closely observe oversee the actions of the officers functioning under you in this regard.
6. This issues with approval of the Chairperson, CBDT."

91. We are also of the view that when there was no evidence of manipulation of share prices, ultimately found by the SEBI upon completion of the investigation, then the entire basis of the statement of Shri Pratap Purohit recorded in the course of the survey of the Act. Considering the totality of facts, the admission taken in the survey and which is retracted, had no evidentiary value.

92. In this regard, reliance is being placed upon the decision of decision on Hon'ble Apex Court decision in case of S. Khader Khan Son P a g e | 44 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit reported in [2012] 25 taxmann.com 413 (SC), wherein the Hon'ble Apex Court held as under:

Section 133A of the Income Act. 1961-Survey Whether Section 133A does not empower any ITO to examine any person on oath; so statement recorded under section 133A has no evidentiary value and any admission made during such statement cannot be made basis of addition Held. yes [In favour of assessee] This above decision is originated from Hon'ble Madras High Court [2008] 300 ITR 157 (Madras)

93. Further, reliance is being placed upon the decision of the Hon'ble Kerala High Court in case of Paul Mathews & Sons Vis. Commissioner of Income-tax reported in [2003] 129 Taxman 416 (Kerala) held as under:

"Section 133A of the Income-tax Act, 1961-Survey - Whether section 133A empowers any ITO to examine any person on oath and, statement recorded under section 133A has evidentiary value - Held, no Section 263, read with section 133A, of the Income-tax Act, 1961 - Revision -Of orders prejudicial to interests of revenue - After completion of assessments for relevant assessment years, a survey operation was conducted under section 133A in course of which assessee admitted that there were irregularities and discrepancies in books of account and offered additional income of Rs. 43 lakhs Assessing Officer, however, without considering that aspect, determined business income taking net profit at 8 per cent of total receipts -Commissioner being of view that income offered at survey was income in addition to income already assessed, set aside assessment under section 263-Whether since Assessing Officer had not accepted income declared by assessee in mechanical way, but applied his mind to various aspects of matter before completing assessment and on basis of accounts and offer made before him, came to conclusion that what was offered in written offer by assessee was reasonable, view taken by Assessing Officer could be said to be unsustainable in law so as to call it an order passed erroneously Held, no Whether, on facts, Commissioner was justified in law in invoking powers under section 263 - Held, no"

94. In our considered view, Ld. CIT (A) had correctly deleted the additions made by A.O. and the relevant paras are reproduced as under:

6.8 Decision on Ground No. 8 & 9: Appellant has also contested addition u/s. 68 of Rs. 5,30.47.379 as bogus LTCG and Rs. 26,52,368/- paid as commission on such LTCG, claimed during the relevant year. It is noted that appellant has sold shares of M/s. Moryo Industries Ltd. (MIL) and M/s. Kailash Auto Finance Ltd. (KAFL). AO P a g e | 45 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit has based his finding on report shared by investigation division w.r.t.searches/surveys conducted by various investigation units across India. Based on the findings in such investigations. AO has disallowed Capital Gain of Rs.

1,36,87,655/- and Rs. 3,17.63,500/- in cases of M/s. Moryo Industries Ltd. and M/s. Kailash Auto Finance Ltd. respectively.

6.8.1 AO has noted that the shares of these two companies are penny stocks and such stocks were managed by operators through rigging and artificiallyinflating the price of the shares. AO has also analysed share purchase and financials of these two companies and concluded that the price movement of these two companies were not commensurate to their underlying finance of business performance. AO has also referred to statements of certain operators like Shri Sunil Bopania, Shri. Alok Harlalka as well as issued letters u/s. 133(6) to certain exit providers also. After analysing the report of the Investigation Wing. Financials of these two companies. Statements of operators and exit providers. AO concluded that the total claim of the LTCG in these two scrips of Rs. 5,30.47.379/- is nothing but unexplained credit in the garb of LTCG in the books of accounts.

6.8.2 On the other hand, appellant has contested that he purchased shares of these two companies through his bank account in ING Vyasya Bank. With respect to scrip of M/s. Kailash Auto Finance Ltd.. it is submitted that appellant has purchased | lakh shares of Careful Projects Advisory Ltd. which was split in the ratio of 1:10. thereafter, this company was merged with other companies and as a result, he was allotted 10 lakh shares of M/s. Kailash Auto Finance. These shares were dematerialized on 02.01.2013 and thereafter he sold these shares between February and March of 2014. Similarly, investment in M/s. Moryo Industries Ltd. was made through preferential allotment scheme wherein he paid Rs. 25 Lakhs for 1 Lakh shares. After split he sold these shares between December 2023 and January of 2024.

6.8.3 Appellant has submitted broker's contractor note, payments proof. copy of Demat account, security transaction tax, brokerage charges and stamp duty. Appellant has also mentioned that M/s. Kailash Auto Finance, was listed in Bombay Stock Exchange as Group A company and between 01.04.2014 το 31.03.2015. foreign institutional investor was also a shareholder in the company. Whereas the initial investigation as referred in assessment order was initiated in case of M/s. Moryo Industries Ltd. but nothing adverse was noted against the company and it keeps on trading on Bombay Stock Exchange up to 28.06.2022. 6.8.4 I have considered the investigation report referred by assessing officer wherein these two entities were treated as penny stock for price manipulation leading to huge capital gains. At the same time the suspicion which was raised w.r.t. these two entities being under preliminary investigation of SEBI.However, later these two scrips have been subject matter of various judicial pronouncements made by various benches of Hon'ble ITAT......

6.8.12 It is further noted that appellant was subjected to survey on 22.08.2016 wherein his statement was recorded. AO has placed reliance on his admission of bogus LTCG claim in this statement. I have gone through the statement relied upon by the AO. It is noted that appellant has made his position very clear that he had P a g e | 46 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit invested the said amount on advice of his share broker and agent. Further, he pleaded his ignorance about the process of investment and evaluation of companies' financial. He was also ignorant about the entire scheme of claiming bogus or artificial hike of share price for claiming LTCG. The main plank of questions 97 to 102 were enquiries conducted by SEBI with appellant has pleaded his ignorance about this.

respect to these two scrips and He explained his position categorically that he has done these deals through a registered broker on recognised stock exchanges. He paid STT and was not party to any price rigging. He offered to withdraw his claim of LTCG just to buy peace of mind and to end protracted litigation in the light of the fact that SEBI has initiated inquiries in these scrips. This statement recorded during survey proceeding on 22.08.2016 and confirmed through another statement dated 30.08.2016 were retracted immediately through affidavit filed on 01.09.2016.

6.8.13 I have considered the entire sequence of events as well as facts brought on records by AO as well as appellant. It is noted that entire emphasis for making addition of bogus LTCG was the initial inquiries conducted by the SEBI and the investigation report received through the investigation wing. The judgements and findings cited above from various benches of the Hon'ble ITAT clearly depicts that LTCG claims from these two scrips cannot be held as bogus. Further, the statement of appellant recorded during survey which itself is based on preliminary inquiry conducted by SEBI cannot be relied upon specially when the same is retracted immediately. The presumption available in statement u/s 132(4) is not with AO as far as statement recorded during survey proceeding is concerned. I therefore find no merit in the conclusion drawn by the AO based on investigation report of wing and preliminary inquiries conducted by SEBI. I inclined to follow orders delivered by Hon'ble ITAT bench on these scrips. The addition made on account of LTCG of Rs. 5,30,46,379/- as well as the alleged commission paid of Rs. 26,52,368/- for such LTCG are deleted, and grounds of appeal are allowed.

95. Further, reliance was also placed in the case of Principal Commissioner of Income-tax V/s. Kuntala Mohapatra reported [2024] 160 taxmann.com 608 (SC), wherein Hon'ble Apex Court dismissed SLP filed by the department and decision of Hon'ble Delhi High Court was confirmed and finding of said decision is reproduced as under:

"Section 10(38), read with sections 68 and 69, of the Income-tax Act, 1961-Capital gains Income arising from transfer of long term securities (Illustrations) - Assessment year 2014-15 Assessee filed its return for relevant year - Subsequently, pursuant to a survey assessee filed revised return and claimed exemption in respect of long-term capital gains on shores under section 10(38) - Assessing Officer P a g e | 47 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit rejected assessee's plea and made additions under sections 68 and 69 by relying on statements from 'entry operators' - On appeal. Commissioner (Appeals) accepted assessee's claim, noting that shares were purchased via Account Payee Cheques, held in a Demat Account for over 12 months, and sold through a recognized stock exchange after payment of security transaction tax Tribunal upheld Commissioner (Appeal)'s decision. emphasizing assessee's right to correct mistakes and criticized Assessing Officer's reliance on statements from 'entry operators to support additions under sections 68 and 69 as those statements were recorded in unrelated proceedings before survey on assessee. and assessee was not afforded an opportunity to challenge or cross-examine providers of those statements on revenue's appeal, High Court confirmed order of Tribunal -Whether there was no reason to interfere with order passed by High Court and therefore. SLP was to be dismissed-Held. yes [Para 31 [In favour of assessee]"

96. Reliance is being placed on the decision of the Hon'ble jurisdictional high court in the case of Principal Commissioner of Income-tax,which was Indravadan Jain. HUF reported in [2023]156 taxmann.com 605 (Bombay) wherein it was held as under:

While allowing the appeal filed by respondent, the Commissioner (Appeals)deleted the addition made under section 68. The Commissioner (Appeals) has observed that the Assessing Officer himself has stated that SEBI had conducted independent enquiry in the case of the said broker and in the scrip of RFL through whom respondent had made the said transaction and it was conclusively proved that it was the said broker who had inflated the price ofthe said scrip in RFL. The Commissioner (Appeals) also did not find anything wrong in respondent doing only one transaction with the said broker in the scrip of RFL. The Commissioner (Appeals) came to the conclusion that respondent brought 3000 shares of RFL, on the floor of Kolkata Stock Exchange through registered share broker. In pursuance of purchase of shares the said broker had raised invoice and purchase price was paid by cheque and respondent's bank account has been debited. The shares were also transferred into respondent's Demat account where it remained for more than one year. After a period of one year the shares were sold by the said broker on various dates in the Kolkata Stock Exchange. Pursuant to sale of shares the said broker had also issued contract notes-cum-bill for sale and these contract notes and bills were made available during the course of appellate proceedings. On the sale of shares respondent effected delivery of shares by way of Demat instructions slip and also received payment from Kolkata Stock Exchange. The cheque received was deposited in respondent's bank account. In view thereof, the Commissioner (Appeals) found there was no reason to add the capital gains as unexplained cash credit under section 68. The Tribunal while dismissing the appeals filed by the revenue also observed on facts that these shares were purchased by respondent on the floor of Stock Exchange and not from the said broker, deliveries were taken, contract notes were issued and shares were also sold on the floor of Stock Exchange.
P a g e | 48 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit The Tribunal, therefore had rightly concluded that there was no merit in the appeal. [Para 4]
97. We are placing reliance upon the decision of the Hon'ble Bombay High Court in case of Commissioner of Income-tax-13 Vis. Shyam R. Pawar reported in [2015] 54 taxmann.com 108 (Bombay) held as under:
"Section 68 of the Income-tax Act, 1961 Cash credit (Share dealings) Assessment years 2003-04 to 2006-07 - Assessee declared capital gain on sale of shares of two companies - Assessing Officer, observing that transaction was done through brokers at Calcutta and performance of concerned companies was not such as would justify increase in share prices, held said transaction as bogus and having been done to convert unaccounted money of assessee to accounted income and, therefore, made addition under section 68 - On appeal, Tribunal deleted addition observing that DMAT account and contract note showed credit/details of share transactions; and that revenue had stoppedinquiry at particular point and did not carry forward it to discharge basic onus - Whether on facts, transactions in shares were rightly held to be genuine and addition made by Assessing Officer was rightly deleted - Held, yes [Para 7] [In favour of assessee]
98. Further, in the case of PCIT vs. Smt Krishna Devi Reported [2021] 126 taxmann.com 80 (Delhi) in the Hon'ble Delhi High Court has noticed that the reasoning given by the AO to disbelieve the capital gains declared by the assessee. viz., astronomical increase in the price of shares, weak fundamentals of the relevant companies are based on mere conjectures.
Accordingly, the Hon'ble Delhi High Court affirmed the decision rendered by ITAT in deleting the addition of capital gains.
99. We further place reliance on the decision of Hon'ble Gujrat High Court in case of Principal Commissioner of Income-tax (Central) P a g e | 49 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit v/s. Affluence Commodities (P.) Ltd reported [2024] 161 taxmann.com 476 (Gujarat) whereas held as under:
Section 28(i) of the Income-Tax Act, 1961 Business loss/deduction Allowable as (Bogus purchases) - Assessment year 2015-16 - Assessee was engaged in trading penny stocks, specifically shares of AIGL and KPL, during relevant period Assessing Officer alleged that purchases were made at artificially high prices and sold at significantly lower rates to create business losses, possibly to offset profits from commodities transactions - Despite transactions occurring on recognized stock exchanges. Assessing Officer disallowed claimed losses However, both Commissioner (Appeals) and Tribunal overturned Assessing Officer's decision, concluding that assessee had demonstrated authenticity of transactions They found evidence on online trading platforms indicating that assessee had no control over share prices and had genuinely incurred losses, particularly with AIGL shares where only a portien were sold. and rest were held into subsequent assessment year Regarding shares of KPL. Tribunal reasoned that market rate being lower justified business loss, even though shares were not sold Whether in view of above concurrent findings of fact. no questions of law much less any substantial question of law would arise and accordingly, appeal. being devoid of any merits, was to be dismissed - Held, yes [Paras 8 and 9] [In favour of assessee]
100. And also in the case of Principal Commissioner of Income-tax Vis. Sangitaben Jagdishkumar Shah reported in [2023] 156 taxmann.com 147 (Gujarat) whereas held as under:
Section 28(1) of the Income-tax Act, 1961 Business loss deduction Allowable as (Bogus loss Sale of shares) Assessment year 2011-12 - An information was received from Deputy Director (Inv.) wherein, it was intimated that VIL was a pennystock which was used to provide accommodation entry of bogus LTCG/loss to beneficiaries - It was further intimated that assessee was one of beneficiaries/member of this accommodation entry syndicate On basis of same, addition was made to income of assessee on account of begus loss on sale of serip of VII. by it - It was noted that Commissioner (Appeals) and Tribunal had observed that as per SEBI report, script VIL was not blacklisted and was not termed as pennystock Assessee produced relevant documents such as contract note of transactions from stock broker, copy of trading bills - Assessee had also paid STT, and that all transaction were through banking channels - Moreover. Assessing Officer had not pointed out any discrepancy in evidences produced by assessee - Thus, Tribunal upheld order of Commissioner (Appeals) in deleting addition on account of bogus loss on sale of scrip of VIL Whether there were concurrent findings of fact by Commissioner (Appeals) and Tribunal, and thus, no substantial question of law arose against same Held, yes [Para 4] [In favour of assessee] P a g e | 50 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit
101. In the case of Principal Commissioner of Income-tax V/s..
Genuine Finance P. Ltd. reported in [2023] 152 taxmann.com 330 (Gujarat) held as under:
Section 28(i) of the Income-tax Act, 1961 Business loss/deduction Allowable as (Bogus purchases) - Assessment year 2012-13 Additions were made to income of assessee on account of bogus loss incurred in pennystock which were deleted by Tribunal Revenue submitted that order of Tribunal was ex-facie erroneous, illegal and perverse because Tribunal deleted additions without appreciating that transaction was pre-arranged as well as sham and was carried out through penny scrip company However, Tribunal had observed in impugned order that assessee was continuously dealing in share trading of various shares/scrips and said fact was not disputed - Further,Tribunal had observed that scrip of VAS was not black listed by SEBI at relevant point of time Tribunal had also considered order passed by SEBI and nowhere in said order, scrip of VAS was blacklisted or was pennystock or sham and bogus scrips/shares Tribunal had also observed that entire transaction of purchase and sale of scrips was through Stock Exchanges. through authorized brokers and payments made to brokers were reflected in bank account - Tribunal had therefore opined that merely on conjecture and surmises. Assessing Officer could not make disallowance - V. hether in view of above observations made by Tribunal. issue involved was purely a question of fact, and no question of law. much less, substantial question of law for consideration was found - Held. yes [Paras 5 to 7] [In favour of assessee]
102. We also refer a decision of Gujrat High Court in case of Principal Commissioner of Income-tax V/s. Mamta Rajivkumar Agarwal reported in [2023]155 taxmann.com 549 (Gujarat), wherein held as under:
Section 10(38) of the Income-tax Act, 1961 Capital gains Income arising from transfer of long term securities (Share dealings) - Assessment year 2013-14- Assessee had sold shares of SNCFL and earned long-term capital gains -Assessing Officer issued a show cause notice alleging that transaction was a pennystock deal aimed at illegitimately claiming long-term capital gain exemption under section 10(38) - Assessing Officer treated purchase as bogus and added it to total income Commissioner (Appeals) examined all relevant documents provided by assessee, including bills of purchases, broker account copies, bills for sales, and bank statements and held that purchases were made through a recognized broker via cheque, establishing their genuineness and. thus, he directed Assessing Officer to delete addition of LTCG claimed as exempt under section 10(38) Tribunal upheld Commissioner (Appeals) decision stating that there was no evidence implicating assessee or broker in any wrongdoing related to SNCFL script Whether in view of P a g e | 51 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit concurrent findings of fact that there was no evidence available on record suggesting that assessee or his broker was involved in rigging up of price of script of SNCFL. addition on account of LTCG claimed as exempt under section 10(38) had rightly been deleted - Held, yes [Paras 4 and 5] [In favour of assessee]
103. In case of Ramprasad Agarwal reported in [2018] 100 taxmann.com 172 (Mumbai - Trib.) wherein held as under:
"Section 68, read with section 10(38) of the Income-tax Act, 1961- Cash credit (Share Transaction) - Assessment year 2014-15-On basis of information from DGIT (Inv.). Kolkata that some companies were engaged in business of issuing pennystocks for which there were large number of beneficiaries claiming bogus long-term capital gain/short-term capital loss/business loss/speculation loss, Assessing Officer found that assessee was one of beneficiaries of said racket and had earned profit on sale of investments in equity shares of a company, (Rutron) and claimed same as exempt under section 10(38) - Assessee had produced relevant records to show allotment of shares by company on payment of consideration by cheque and he dematerialized shares in D-mat account which was also an independent material and said evidence could not be manipulated Further. Assessing Officer had not brought any material on record to show that assessee had paid over and above purchase consideration - Whether in absence of any evidence. it could not be held that assessee had introduced his own unaccounted money by way of bogus long-term capital gain Held. yes [Paras 9 and 10] [In favour of assessee]"

104. In the case of Pavankumar Bachhraj Chandan reported in [2024] 161 taxmann.com 674 (Mumbai - Trib.), wherein held as under:

Section 68, read with section 10(38), of the Income-Tax Act, 1961 Cash credits (Share dealings) Assessment year 2014-15 Assessee had claimed long-term capital gain on sale of shares of STL Assessing Officer observing that financials of STL were weak and that shares of STL had been used for providing bogus accommodation entry in form of LTCG/STCG, disallowed claim of long-term capital gain and added entire sale proceed of shares under section 68 Whether since all transactions were carried out through regular bank accounts of assessee, allotment of shares and then holding of shares were proved by demat statement and sale of shares was made through BSE after remitting STT, assessee had discharged burden to prove purchase and sale of shares Held, yes Whether therefore, addition made by Assessing Officerwas to be deleted and exemption claimed by assessee under section 10(38) was to be allowed - Held, yes [Paras 7 and 15] [In favour of assessee]

105. In the case of Farzad Sheriar Jehani reported in [2024] 159 taxmann.com 9 (Mumbai - Trib.) wherein held as under:

Section 68 of the Income-tax Act. 1961-Cash credit (Bogus LTCG on sale of shares) - Assessment year 2014-15-Assessee had sold shares of a company held by it and P a g e | 52 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit claimed exemption under section 10(38) on account of long-term capital gain (LTCG) arose on such sale of shares Assessing Officer. being of view that said trading transactions of purchase and sale of shares were not been effected for commercial purpose but to create artificial gains with a view to evade taxes, made an addition under section 68 It was observed that assessee had purchased shares from open market. D-mated scrips and subsequently sold same in stock exchange Further, there was no discrepancies in documents filed by assessee claiming deductions under section 10(38) and revenue had not brought on record any materials linking assessee in any dubious transactions relating to entry, price rigging or exit providers Even in SEBI report, there was no mention or reference to involvement of assessee Whether, therefore, impugned addition was to be deleted -

Held, yes [Para 16] [In favour of assessee]

106. In the case of Gopal Nihchaldas Pariani reported in [2023] 152 taxmann.com 252 (Mumbai - Trib.), wherein held as under:

Section 68. read with section 10(38), of the Income-tax Act, 1961 Cash credits (Share transactions) Assessment years 2014-15 and 2015-16 Assessee had sold shares of 'P'ltd and earned a Leng Term Capital Gain therein which was claimed as exempt in relevant assessment years - Assessing Officer noted that statement of some persons were recordes DDIT. Kolkata to show that 'P' Itd was a company engaged in providing bogus accommodation entries Assessing Officer held that long term capital Gain earned by assessee was bogus for reason that there was an unusual rise in price of script and further investigation wing had investigated trading of this company and found that accommodation entry providers were rigging price - Accordingly, he made addition under section 68 Whether since assessee had submitted details of purchase of shares. payment for purchase of shares through banking channel, and had produced order of SEBI where assesseealong with others had been exonerated in any manipulation, it clearly proved genuineness of transaction Held, yes Whether further since Assessing Officer had not made any inquiry about genuineness of these transaction on documents submitted by assessee and relied only on evidences collected by DDIT Kolkata which were good only for reopening of assessment and for making an addition holding that transaction were bogus. Assessing Officer should have made inquiries on documents submitted by assessee - Held, yes -Whether thus, in view of categorical finding of regulator SEBI exonerating assessee, and absence of any inquiry by Assessing Officer. impugned addition deserved to be deleted - Held, yes [Paras 33, 34 and 36] [In favour of assessee]

107. After having gone through the entire facts and circumstances, and also keeping in view our above discussions and taking into consideration that no new facts have been brought to controvert or rebut the findings of the Ld. P a g e | 53 ITA No. 2042/Mum/2025 A.Y. 2014-15 Pratap Uttam Purohit CIT(A). Therefore, we upheld the findings of the Ld. CIT(A) on this ground and dismiss the ground raised by the revenue.

108. In the result, the appeal of the of the revenue is dismissed.

Order pronounced in the open court on 16.06.2025.

                    Sd/-                                             Sd/-
      VIKRAM SINGH YADAV                                        SANDEEP GOSAIN

(ले खाकार सदस्य /ACCOUNTANT MEMBER)                    (न्यानयक सदस्य /JUDICIAL MEMBER)


      Place: मुंबई/Mumbai
      दिन ुंक /Date 16.06.2025
      अननकेत स हुं र जपूत/स्टे नो

आदे श की प्रनतनलनि अग्रेनित/Copy of the Order forwarded to :

1. अपीलार्थी / The Appellant
2. प्रत्यर्थी / The Respondent.
3. आयकर आयुक्त / CIT
4. विभागीय प्रविविवि, आयकर अपीलीय अविकरण DR, ITAT, Mumbai
5. गार्ड फाईल / Guard file.

सत्यानित प्रनत//True Copy// आदे शािुसार/ BY ORDER, सहायक िंजीकार(Asstt. Registrar) आयकर अिीलीय अनर्करण/ ITAT, Bench, Mumbai.