Income Tax Appellate Tribunal - Mumbai
Asst Cit 17(1), Mumbai vs Golani Brothers, Mumbai on 15 September, 2017
Page |1
ITA No. 3821/Mum/2017
M/s Golani Brothers Vs. ACIT
IN THE INCOME TAX APPELLATE TRIBUNAL 'L' BENCH, MUMBAI
BEFORE SHRI RAJENDRA, AM AND SHRI RAVISH SOOD, JM
आयकर अपील सं ./ I.T.A. No. 3821/Mum/2017
(निर्धारण वर्ा / Assessment Year: 2011 -12)
ACIT -17(1), M/s Golani Brothers
R. No. 117, 1st Floor, बिधम/ 303, Dlamal Chambers,
Aayakar Bhavan, M.K. Vs. 29 New Marine Lines,
Marg, Mumbai-400 020 Mumbai-400 020
स्थायीलेखासं./जीआइआरसं ./ PAN/GIR No. AACFG5348R
(अपीलाथी/Revenue) : (प्रत्यथी / Assessee)
अपीलाथी की ओर से /Revenue by : Shri M. V. Rajguru, D.R
प्रत्यथी की ओर से / Assessee by : Shri Bharat Kumar, A.R
सुनवाई की तारीख/
: 07/09/2017
Date of Hearing
घोषणा की तारीख /
: 15/09/2017
Date of Pronouncement
आदे श / O R D E R
PER RAVISH SOOD, JUDICIAL MEMBER
The present appeal filed by the revenue is directed against the order passed by the CIT(A)-46, Mumbai, dated 23.02.2017, which in itself arises from the order passed by the A.O u/s 143(3) of the Income tax Act, 1961 (for short Act), dated 19.03.2014. The revenue assailing Page |2 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT the order of the CIT(A) had raised before us the following grounds of appeal:-
"1. On the facts and circumstances of the case and in law, the learned CIT(A) has erred in holding that the disclosure on the part of the assessee was not on account of bogus purchases but to take care of discrepancies in such purchases and in further directing to delete the disallowance of Rs. 40,96,158/- being 50% of such purchases f rom M/s Thane Steel which were held to be bogus in the assessment order in addition to the amount of bogus purchases surrendered by the assessee during the course of survey action on 19.03.2013, without appreciating the facts that:-
(i) During the course of assessment proceedings, the assessee failed to discharge its onus of proving the genuineness of the so called purchases from M/s Thane Steel, in that the assessee could not produce the test certif icates, delivery challans, purchase orders, details of stock purchases consumption, and receipt /despatch of material purchased record of consumption, etc in respect of its so-called purchases made from M/s Thane Steels to substantiate its claim of the said purchase.
(ii) The said vendor party viz. M/s Thane Steel in their statement recorded on oath have unambiguously admitted to the fact that they are indulging in providing accommodation entries in the form of bogus purchase bills without affecting any delivery of goods.
(iii) The Hon'ble Delhi High Court in the case of CIT vs. La Medica, 250 ITR 575, has held that in similar circumstances, the bogus purchase are to be disallowed in their entirely. As such the disallowance of the bogus purchases made from M/s Thane Steels should have been upheld in its entirety by the Ld. CIT(A).
2. On the facts and circumstances of the case, the order of Id. CIT(A) is perverse and deserves to be cancelled.
3. The appellant prays that the order of the A.O should be restored and order of the Ld. CIT(A) should be set aside.
4. The appellant craves leave to amend or alter any ground or add a new ground which may be necessary."
2. Briefly stated, the facts of the case are that the assessee which is a Government approved contractor, builder, developer, had filed its return of income on 29.09.2011 showing total income of Rs.1,50,61,430/-. Subsequently, the assessee filed a revised return of income on 30.03.2013, declaring total income of Rs. 1,91,57,582/-.
Page |3 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT The case of the assessee was thereafter selected for scrutiny assessment u/s. 143(2).
3. That certain inquiry proceedings u/s. 131 of the 'Act' were conducted in the case of the assessee firm by the investigation wing of the department. That on the basis of various documents that were impounded during the course of the proceedings u/s. 131, it transpired that the assessee firm had obtained bogus purchase bills in the name of M/s Thane Steel Pvt. Ltd. to the extent of Rs. 81,92,315/- during the year under consideration. That the partner of the assesses firm, viz. Shri Kishore Golani in his statement recorded on oath on 19.03.2013 accepted that the assessee firm did not have enough supporting evidence like delivery challans, test certificate, purchase orders etc. to prove the genuineness of purchases which were claimed to have been made from the aforesaid party. That Shri. Kishore Golani in his statement agreed to revise the return of income and pay tax on 50% of the purchases which were made from the aforesaid concern, viz. M/s Thane Steel Pvt. Ltd., as well as certain other concerns
4. That during the course of the assessment proceedings the A.O called upon the assessee to explain as to why the entire amount of purchases claimed to have been made from M/s Thane Steel Pvt. Ltd., in the absence of supporting documentary evidence, viz. delivery challans, test certificate, purchase orders etc. may therein not be disallowed from the total purchase debited in the profit and loss account. The assessee was also directed to provide quantitative details of the opening stock, purchases, consumption and closing stock of each material purchased, as well as produce the records relating to receipt and despatch of material purchased alongwith the record of consumption of material purchased. The assessee in its reply Page |4 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT submitted that though all its purchases were genuine, but however, in order to avoid litigation and buy peace of mind it had offered 50% of the purchases made from M/s Thane Steel Pvt. Ltd., amounting to Rs. 40,96,157/- as income in the revised return of income. However, the assessee failed to produce the entire documentary evidence as were called for by the A.O to support the genuineness of the purchase transactions.
5. That during the course of the assessment proceedings the A.O observed that as per the information received the assessee had obtained bogus bills in the name of M/s Thane Steel Pvt. Ltd. It was further observed by the A.O that the provider of the accommodation bills had in his statement recorded on oath claimed that the bills of M/s Thane Steel Pvt. Ltd. in favour of the assessee firm were merely accommodation bills without actual delivery of goods. It was observed by the A.O that the accommodation entry provider had confirmed on oath that they had sold the goods to some other parties, but however had provided the accommodation entries to the beneficiaries after deducting their commission. The A.O in the backdrop of the aforesaid facts being of the view that as the assessee had failed to substantiate the genuineness and veracity of the purchases claimed to have been made from M/s Thane Steel Pvt. Ltd., and despite being afforded sufficient opportunity could not prove the consumption of the material in its business, therefore, treated the same as bogus purchases and disallowed the purchases to the said extent. It was observed by the A.O that as the assessee had already added back an amount of Rs.40,96,157/- (i.e. 50% of the purchases made from M/s Thane Steel Pvt. Ltd.) by filing the revised return of income on 30.03.2013, therefore, in the backdrop of the said factual position, he disallowed the balance amount of purchases of Rs.40,96,158/-. The assessee Page |5 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT being aggrieved with the order of the A.O carried the matter in appeal before the CIT(A). The CIT(A) deliberating on the contention of the assessee in the backdrop of the facts of the case observed that the partner of the assessee firm, viz. Shri Kishore Golani whose statement was recorded on 19.03.2013 was an engineer who was earlier looking after the technical aspects of the construction business of the assessee firm. It was observed by the CIT(A) that purchases and procurement of goods by the assessee firm were earlier being looked after by the founder partner of the assessee firm, viz. Shri N.D. Golani, who however expired on 17.02.2011, and thereafter the said purchase and procurement of goods remained under the supervision of Shri. B.D. Golani, who too passed away on 18.09.2011. The CIT(A) observed that Shri Kishore Golani who though was initially looking after the execution of the project work, however, in the backdrop of the aforesaid compelling circumstances was also looking after the purchase and procurement of goods by the assessee firm at the relevant point of time when his statement was recorded on 19.03.2013. The CIT(A) further observed that though the assessee had during the course of the assessment proceedings filed confirmation of account, tax invoice receipts from M/s Thane Steel Pvt. ltd and the copy of the stock extract, however, the A.O disallowed the entire purchases on the ground that the provider of accommodation bills of M/s Thane steels Pvt. Ltd. Hhad in his statement recorded on oath, had stated that only accommodation bills were provided to the assessee firm and no genuine transactions were carried out with the assessee firm. It was observed by the CIT(A) that as Shri Kishore Golani, the partner of the assessee firm had observed that there were certain discrepancies in respect of the documents pertaining to purchases made from M/s Thane Steel Pvt. Ltd., he thus for the said reason had offered 50% of purchases made from the said concern as Page |6 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT the additional income of the assessee firm for the year under consideration.
6. That it was submitted before the CIT(A) that the assessee firm had offered 50% of the purchases as its additional income on the same footing for AY: 2007-08, AY: 2008-09, AY: 2009-10 and AY: 2010-11. It was submitted by the assessee that the additional income which was offered in the aforesaid assessment years was thereafter accepted by the department in the respective assessments framed in the hands of the assessee u/s 143(3) r.w.s 147 of the 'Act', as under:-
AY Section Addition revised Assessed at
income
2007-08 143(3) rws 147 6211414 19674254
(total 19674259)
2008-09 143(3)rws 147 1302706 31958666
(total 31958666)
2009-10 143(3)rws 147 7096833 -
(total 18159804)
2010-11 143(3) rws. 147 9342548 22947180
(total 22947180)
That in the backdrop of the aforesaid facts, it was submitted by the ld. A.R that it was not permissible on the part of the A.O to have accepted the claim of the assessee and restricted the disallowance of purchases at 50% of the purchases made from M/s Thane Steel Pvt. Ltd. in A.Y:
2007-08 to AY: 2010-11, while for on the basis of the same set of facts and circumstances therein adverted to an absolutely inconsistent view and disallowed the entire purchases made by the assessee firm from the said party during the year under consideration. It was submitted by the assessee that it had came up with the offer of the additional income in respect of the purchases made from M/s Thane Steel Pvt.
Page |7 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT Ltd., not because the purchases were not genuine, but for the reason that there were discrepancies in respect of the documents pertaining to the said purchase transactions. It was further submitted that the statement of M/s Thane Steel Pvt. Ltd. which was strongly relied upon by the A.O was never provided to the assessee.
7. The CIT(A) after deliberating on the aforesaid contentions of the assessee in the backdrop of the facts of the case observed that it remained as a matter of fact that there was no basis to characterize the entire purchase made by the assessee from M/s Thane Steel Pvt. Ltd. as bogus. The CIT(A) thus on the basis of her aforesaid observations concluded that the further addition of 50% of the purchases claimed by the assessee to have been made from M/s Thane Steel Pvt. Ltd. could not be sustained and were liable to be deleted. The CIT(A) observed that the Tribunal while disposing of the appeals of the assessee against the levy of penalty u/s 271(1)(c) for the A.Y. 2007-08 to AY: 2010-11 had concluded that the assessee had offered 50% of the purchases made from M/s Thane steel Pvt. Ltd. and certain other concerns as its income, not for the reason that the same were bogus purchases, but only for the reason that there were certain discrepancies in the documentation pertaining to the purchases made from the said parties, which the partner attending to the business of the assessee firm, viz. Sh. Kishor Golani could not reconcile.
8. That during the course of the hearing of the appeal the Ld. Departmental Representative (for short 'D.R') relied on the order of the A.O and averred that the CIT(A) had erred in restricting the addition to 50% of the bogus purchases made by the assessee from M/s Thane Steel Pvt. Ltd. Per contra, the ld. A.R relied on the order of the CIT(A).
Page |8 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT
9. We have heard the authorized representatives of both the parties, perused the orders of the lower authorities and the material available on record. We have given a thoughtful consideration to the facts of the case and are of the considered view that it remains as a matter of fact that the partner of the assessee firm, viz. Shri Kishore Golani was an engineer looking after the construction business of the assessee concern, and it was only pursuant to the unfortunate consecutive deaths of his uncles S/Sh. N.D. Golani and B.D. Golani in the year 2011, that he was thereafter looking after the purchase and procurement of goods by the assessee firm. We have deliberated on the facts available on record and are of the considered view that the assessee firm had offered 50% of the purchases made from M/s Thane Steel Pvt. Ltd., for the reason that there were certain discrepancies in the documents pertaining to the purchase transactions. We find that no conclusive and clinching evidence had been placed on record by the revenue to establish that the purchases made by the assessee in itself were found to be bogus beyond doubt, or that the goods claimed by the assessee to have been purchased from the said concern had not been consumed in the business of the assessee firm. We had further observed that Shri. Kishore Golani (supra) had in his statement also offered for disallowance 50% of the purchases for certain other years in the hands of the assessee firm, viz. A.Y. 2007-08 to AY: 2010-11, which thereafter had been accepted by the department in the respective assessments framed u/s 147 r.w.s 143(3). We find it beyond our comprehension that now when under the same set of facts and circumstances the A.O had accepted the statement of the assessee and restricted the disallowance of purchases made by the assessee from M/s Thane Steel Pvt. Ltd. to 50%, then how a different approach could have been adopted and the disallowance of the entire purchases made from the said concern during the year under consideration could Page |9 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT be justified. We further find that a coordinate bench of the Tribunal, viz. ITAT 'G' bench, Mumbai, vide its order dated 21.10.2016, passed in ITA NO. 4593 to 4596/Mum/2016, pertaining to A.Y. 2007-08 to AY: 2010-11 while disposing of the aforesaid appeals of the assessee in respect of penalty imposed u/s. 271(1)(c), had in the said respective orders categorically observed that the assessee had not offered the additional income in respect of the purchases made from M/s Thane Steel Pvt. Ltd., not for the reason that the same were irrebutably proved to be bogus transactions, but only for the reason that there were certain discrepancies in the documentation pertaining to the purchases made by the assessee from the said supplier party, which the partner of the assessee firm, viz. Shri. Kishore Golani not being conversant with, had thus offered as the income of the assessee firm in order to purchase peace of mind and avoid litigation.
10. We have given a thoughtful consideration to the facts of the case and are of the considered view that in the backdrop of our aforesaid observations as well as the findings of the coordinate bench of the Tribunal as regards the purchases made by the assessee firm from M/s Thane Steel Pvt. Ltd, and offer of 50% of the purchases made from the said concern, viz. M/s Thane Steel Pvt. Ltd. and certain other supplier parties as additional income, on the basis of the same facts and circumstances as were involved in the year under consideration before us, viz. A.Y. 2011-12, we are unable to subscribe to the findings of the A.O, who we find had adopted an inconsistent approach and disallowed the entire purchases made by the assessee from M/s Thane Steel Pvt. Ltd. during the year under consideration. We thus finding no reason to dislodge the well reasoned order of the CIT(A), therefore, uphold the same. The Ground of the appeal no. 1 to 3 are dismissed.
P a g e | 10 ITA No. 3821/Mum/2017 M/s Golani Brothers Vs. ACIT
11. The Ground of appeal no. 4 being general is dismissed, as not pressed.
12. The appeal of the revenue is dismissed.
Order pronounced in the open court on 15.09.2017 Sd/- Sd/-
(RAJENDRA) (RAVISH SOOD)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai, Dated 15.09.2017
PS. Rohit Kumar
Copy of the Order forwarded t o :
1. The Appellant ,
2. The Respondent.
3. The CIT(A)-52
4. CIT
5. DR, ITAT, Mumbai
6. Guard file.
BY ORDER,
//True Copy//
(Dy./Asstt. Registrar)
ITAT, Mumbai
P a g e | 11
ITA No. 3821/Mum/2017
M/s Golani Brothers Vs. ACIT