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 29, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Deputy Commissioner Of Income Tax, ... vs Shri Jaya Pradeep, Chennai on 5 December, 2025

                  आयकर अपील य अ धकरण, 'ए' यायपीठ, चे नई
                  IN THE INCOME TAX APPELLATE TRIBUNAL
                            'A' BENCH, CHENNAI

  ी एस एस व वने र व, या यक सद य एवं ी एस. आर. रघुनाथा, लेखा सद य के सम$
   BEFORE SHRI S.S. VISWANETHRA RAVI, JUDICIAL MEMBER AND
          SHRI S. R. RAGHUNATHA, ACCOUNTANT MEMBER

                     आयकर अपील सं./ITA No.:960/Chny/2025
                       नधा%रण वष% / Assessment Year: 2020-21

      Deputy Commissioner of                  Shri. Jaya Pradeep,
      Income Tax,                         vs. No.154, S 1 Salma Green Castle,
      Chennai.                                Greenways Road,
                                              R.A. Puram, Chennai - 600 028.

                                               [PAN:AIXPJ-6913-G]
      (अपीलाथ'/Appellant)                      (()यथ'/Respondent)

     अपीलाथ' क* ओर से/Appellant by       : Ms. E. Pavuna Sundari, C.I.T.
     ()यथ' क* ओर से/Respondent by        : Shri. R. Venkata Raman, C.A.

       सुनवाई क* तार ख/Date of Hearing             :     12.11.2025
     घोषणा क* तार ख/Date of Pronouncement          :     05.12.2025

                               आदे श /O R D E R


PER S. R. RAGHUNATHA, AM :

The present appeal filed by the Revenue is directed against the order dated 16.01.2025 passed by the Learned Commissioner of Income Tax (Appeals)-19, Chennai [hereinafter referred to as the "Ld.CIT(A)"], arising from the assessment order dated 28.03.2022 framed u/s.143(3) r.w.s 153C of the Income-tax Act, 1961 ("the Act") by the Deputy Commissioner of Income Tax, Central Circle-2(4), Chennai [hereinafter referred to as "the AO"], for the Assessment Year 2020-21.

:-2-: ITA. No.:960Chny/2025 1.1 At the outset, we find that there is a delay of 1 day in filing the appeal filed by the revenue and the revenue explained the reasons for delay in filing the appeal. The revenue has filed affidavit stating the reasons for delay in filing the appeal is due to scrutiny time barring workload. After considering the affidavit filed by the revenue and also hearing both the parties, we find that there is a reasonable cause for the revenue in not filing appeal on or before the due date prescribed under the law and thus, in the interests of justice, we condone delay in filing of appeal and admit the appeal filed by the revenue for adjudication.

2. The facts, as emanating from the record, are that the assessee is an individual engaged in the business of real estate development and property letting, and has also derived income from salary during the year under consideration. For the A.Y.2020-21, the assessee filed his return of income u/s.139(1) of the Act on 04.12.2020, declaring a total income of Rs.1,08,29,030/-.

3. A search and seizure operation u/s.132 of the Act was conducted in the case of the Kallal Group on 11.03.2021. In the course of the said action, the office premises of M/s.Sarnith Enterprises Private Limited were also subjected to search, resulting in the seizure of certain books of account, loose sheets and documents. The statement of Shri Ganesan Saravanakumar, Director of the said company, was recorded with reference to the seized materials.

4. Among the documents seized were loose sheets, books and documents marked as ANN/KP/GS/LS/S and ANN/SJ/GS/B&D/S. The AO while framing the assessment, reproduced the relevant portions of these seized documents in the assessment order, which were tabulated by the AO in the assessment order as under: -

:-3-: ITA. No.:960Chny/2025 :-4-: ITA. No.:960Chny/2025

5. Upon receipt of the aforesaid information from the AO having jurisdiction over the searched person, the AO of the assessee recorded satisfaction as contemplated u/s.153C of the Act and issued notice under the said provision on 28.01.2022. In response thereto, the assessee filed his return of income on 07.03.2022, declaring the same income as originally returned. The AO thereafter issued notice u/s.143(2) of the Act on 26.03.2022, followed by notice u/s.142(1) of the Act calling for details.

6. During the search conducted u/s.132 of the Act, a set of documents marked as ANN/KP/GS/LS/S (pages 01 to 26) was found and seized. The AO recorded that pages 01 to 22 comprised a registered sale deed executed between the assessee, Shri V.P.Jaya Pradeep (purchaser), and Shri M.V.Gnanaguru and Smt.M.V.Lavanya Gnanaguru (sellers) for a stated consideration of Rs.1,11,44,800/-. Pages 23 to 26, however, contained handwritten notings purporting to represent computation of payments relating to the purchase of "T-land," admeasuring 15 acres.

7. In his statement recorded u/s.132(4) of the Act on 11.03.2021, Shri Ganesan Saravanakumar deposed that pages 01 to 22 represented the registered sale deed pertaining to land measuring 13.85½ acres (Document No. 17330/2019) situated in Survey Nos. 201/1B, 210/1, 201/1, 212/4A, 212/5A, 212/5B, 212/2, 201/1A2 and 201/1A2 of Rackiyapalam Village, Tirupur, purchased by the assessee from the aforesaid vendors.

8. With respect to pages 23 to 26, he further stated that the handwriting on the loose sheets was that of one Shri G.Gnanasekhar, a retired PWD Executive Engineer who assisted them in registration related matters. He stated that the entries recorded under the caption "cash" represented cash payments made over and above the registered sale consideration of Rs.1,11,44,800/-. As per his deposition, the aggregate of such cash entries on page 23 amounted to Rs.25,78,98,000/-, out of which Rs.72,00,000/- was not ultimately paid, leaving :-5-: ITA. No.:960Chny/2025 a net cash component of Rs.25,00,00,000/- stated to have been paid towards the purchase of the said land.

9. The AO further noted that in the statement recorded u/s.132(4) of the Act on 12.03.2021, Shri Ganesan Saravanakumar admitted that he was engaged in real estate activities, scrap trading, financing and brokerage, and that certain notings found in ANN/SJ/GS/B&D/S-1 to S-4 reflected cash receipts and payments relating, inter alia, to on-money transactions pertaining to the land purchased by the assessee at Rackiyapalam Village.

10. Relying upon (i) the seized materials ANN/KP/GS/LS/S and ANN/SJ/GS/B&D/S-1 to S-4, and (ii) the statements of Shri Ganesan Saravanakumar recorded on 11.03.2021 and 12.03.2021 u/s.132(4) of the Act, the AO concluded that the assessee had paid unaccounted "on-money" to the sellers, viz., Shri M.V.Gnanaguru and Smt.M.V.Lavanya Gnanaguru, for the purchase of land. The assessee was accordingly issued a show-cause notice as to why the alleged on-money payment of Rs.25,78,98,000/- should not be treated as unexplained investment u/s.69B r.w.s 115BBE of the Act.

11. The assessee objected to the proposed addition of the AO, submitting that the seized documents do not bear any mark, signature, or acknowledgement evidencing the movement of funds between the assessee and the sellers. It was therefore contended that the said documents do not pertain to the assessee. The assessee further drew the attention of the AO to the retracted statement of Shri Ganesan Saravanakumar and submitted that no addition can be sustained on the basis of a statement that has been subsequently retracted. The assessee also sought the opportunity to cross- examine the concerned parties. In light of these submissions, the assessee contended that no "on-money" payment was made in connection with the purchase of the land and, accordingly, strongly objected to the proposal of the AO to make an addition of Rs.25,78,98,000/- u/s.69B r.w.s 115BBE of the Act.

:-6-: ITA. No.:960Chny/2025

12. The AO, however, rejected the explanation tendered by the assessee and proceeded to make an addition of Rs.25,78,98,000/- u/s.69B r.w.s 115BBE of the Act, holding that the assessee was the purchaser of the impugned land and, therefore, the information contained in the seized documents pertained to him and was material for determining his total income. The AO further noted that two statements of Shri Ganesan Saravanakumar were recorded u/s.132(4) of the Act, wherein he had, in both statements, admitted the receipt and payment of on money in relation to the transaction. Thus, according to the AO, the Revenue was in possession of multiple evidence indicating the payment of on- money by the assessee to the vendors.

13. The AO disregarded the retraction statement subsequently made by Shri Ganesan Saravanakumar, holding that the addition was founded on seized documentary material and was not based solely on the statements. The AO opined that the retraction dated 01.11.2021 was influenced by the involvement of other parties including the assessee, who, according to the AO, had a political background, and that political pressure and coercion could have prompted the retraction. The AO further observed that the retraction was furnished after an inordinate delay of seven months without any satisfactory explanation, whereas any denial or retraction of a statement recorded u/s.132(4) of the Act ought to be made within a reasonable time. He therefore concluded that the retraction was merely an afterthought and devoid of evidentiary value. The AO also denied the opportunity of cross-examination on the ground that the deponent had already retracted his earlier statement.

14. The AO recorded that Shri Ganesan Saravanakumar had accepted the receipt of on-money and had explained the nexus of the seized documents with the land transaction in question. He had, in his statements recorded on 11.03.2021 and 12.03.2021 u/s.132(4) of the Act, clearly admitted the on-money component in respect of the Tirupur land purchased by Shri Jaya Pradeep. The :-7-: ITA. No.:960Chny/2025 AO held that the noting and entries in the notebook maintained by Shri G.Saravanakumar had been duly explained by him on oath in the presence of witnesses during the course of search, and therefore, possessed credible evidentiary value. The quantification of on-money, according to the AO, was a reasonable inference drawn from the seized material owing to its close nexus with the property transaction and did not rest on mere presumption or conjecture. The AO stated that no presumption u/s.132(4A) of the Act had been invoked against the assessee and that the notebook had never been alleged to belong to the assessee; rather, it was unequivocally owned and explained by Shri G.Saravanakumar.

15. The AO further noted that the books and documents seized under ID marks ANN/SJ/GS/B&D/S-2 and S-3 contained details of cash receipts from various persons and cash payments to various persons, and were maintained by Shri G.Saravanakumar. The pages referred to by the AO contained entries of payments described as "Guru", "Guru MTP Road" and "Guru Cash (PWD)"

on various dates, which, according to the AO, matched precisely with the loose entries found along with corresponding dates.

16. The AO observed that the documents produced by the assessee pertained only to the official payments recorded in the registered sale deed amounting to Rs.1,11,44,800/- and did not reflect the full and actual sale consideration. The AO relied upon the noting in pages 23 to 26 of the seized material marked ANN/KP/GS/LS/S, recovered from the premises of Shri G.Saravanakumar, who was engaged in real estate brokerage and was stated to be well-acquainted with the assessee. In his sworn statement, Shri G.Saravanakumar had stated that he was a real estate broker, that he frequently conversed with other brokers and landowners regarding negotiations, and that he habitually recorded the details of deals, sale prices, and purchase prices in his notebook. He further stated that he recorded month- wise receipts and payments for reference and to compute his commission. He :-8-: ITA. No.:960Chny/2025 clarified that high-value entries pertained to land transactions of his clients communicated to him telephonically. Thus, according to the AO, the authorship of the notebook and its connection to the land dealings stood established.

17. The AO concluded that Shri G.Saravanakumar is known to the assessee for several years and was involved not only in the purchase transaction but also in subsequent activities relating to layout approval and development of the property. Hence, the AO held that the noting in the notebook were genuine and contemporaneous records relating to the assessee's land transaction and could not be treated as imaginary or fabricated. The seized notebook, maintained by a real estate broker in the ordinary course of his profession, was considered by the AO to contain authentic details relating to the assessee's property transaction.

18. Finally, the AO referred to the prevailing market value of land in the area, which according to publicly available information, ranged from Rs.1,000 to Rs.1,200 per sq. ft. Accordingly, for 13.85 acres (equivalent to 6,03,306 sq. ft.), the value was computed at Rs.72,39,67,200/-. On this basis, the AO concluded that substantial on-money had been paid by the assessee for acquiring the land. Consequently, an addition of Rs.25,78,98,000/- was made in the hands of the assessee towards unaccounted investment found to be not recorded in his books of account, u/s.69B r.w.s 115BBE of the Act.

19. Furthermore, the AO has disallowed the temple donation amounting to Rs.7,00,000/- u/s.37 of the Act while framing the assessment. As this issue has not been raised in the present appeal, we refrain from adjudicating upon the same. Consequently, the impugned assessment was completed by the AO u/s.143(3) r.w.s 153C of the Act on 28.03.2022, determining the total income of the assessee at Rs. 26,69,19,030/-.

:-9-: ITA. No.:960Chny/2025

20. Aggrieved by the assessment order passed by the Ld.CIT(A), assessee carried the matter in appeal before the Ld.CIT(A).

21. During the appellate proceedings before the Ld.CIT(A), the assessee submitted that the sworn statement of Shri G.Saravanakumar recorded u/s.132(4) of the Act has no evidentiary or persuasive value, inasmuch as the said statement stands retracted and the Revenue has not rebutted such retraction by any cogent or legally sustainable means. It was further contended that the assessment has been framed solely on the basis of certain loose sheets, which neither bear the handwriting of the assessee nor contain any acknowledgment in the form of signature, endorsement, or any identifiable mark attributable to the assessee.

22. It was contended that the said loose sheets were admittedly found and seized from the premises of Shri G.Saravanakumar and, therefore, the statutory presumption contemplated u/s.132(4A) r.w.s 292C of the Act operates only in relation to the person from whose possession the documents were found. The assessee submitted that such presumption cannot be extended to "any other person" for the purpose of proceedings u/s.153C of the Act. Accordingly, it was urged that the presumption does not operate against the assessee.

23. The assessee further submitted that the impugned documents are non- speaking in nature and are not supported by any corroborative material on record to demonstrate that the said entries relate to any real transaction giving rise to income assessable in the hands of the assessee, which remained undisclosed in the regular books of account. It was submitted that such documents, which do not, by themselves, indicate any nexus with undisclosed income or investment, are treated in search jurisprudence as "dumb documents", and no addition can be made thereon in the absence of supporting evidence. The assessee emphasized that none of the seized documents were authored by him, nor do they bear his signature, and no logical or reasonable :-10-: ITA. No.:960Chny/2025 inference can be drawn to connect the assessee thereto. It was, therefore, asserted that the seized papers lack evidentiary value and cannot be the foundation for the addition made by the Assessing Officer.

24. It was further submitted that the AO has not brought on record any corroborative evidence to establish that the actual consideration for the property transaction was higher than the registered value. The AO has merely placed reliance on data available on certain real estate websites to suggest that the fair market value was higher than the declared consideration. It was contended that, had the market value been of such magnitude, the guideline value fixed by the Stamps and Registration Department would necessarily have reflected the same. Since the assessee has duly recorded the guideline value in his books of account and there is no evidence of any further payment over and above the registered value, no addition can be sustained merely on the basis of suspicion or conjecture. It was also submitted by the assessee that the AO has not examined the sellers of the property.

25. The assessee further contended that the AO has neither established nor made any attempt to establish any actual movement of funds, allegedly paid as "on-money", either directly or indirectly, by the assessee, Shri V.P.Jayapradeep, to the sellers, namely Shri Gnanaguru and Smt.Lavanya Gnanaguru. It was also argued that the addition has been made without granting an opportunity of cross-examination of the concerned parties. Attention was further drawn to the fact that the alleged noting with respect to purported on-money payments are stated to exist even after the date of registration of the property, which is an abnormal circumstance, rendering the documents unreliable and irrelevant to the assessee.

26. It was further submitted before the Ld.CIT(A) that in response to the summons issued by the Revenue on 29.07.2021, the assessee categorically denied having paid any on-money and also denied the involvement of Shri :-11-: ITA. No.:960Chny/2025 G.Saravanakumar in the subject land transaction. In view of the above submissions, it was contended that no addition of Rs.25,78,98,000/- is warranted in the hands of the assessee towards alleged unexplained investment u/s.69B r.w.s 115BBE of the Act.

27. Upon consideration of the submissions advanced by the assessee, the Ld.CIT(A) deleted the addition of Rs.25,78,98,000/- made by the AO u/s.69B r.w.s 115BBE of the Act. The Ld.CIT(A) observed that the AO, in the assessment order, failed to consider the statement recorded u/s.132(4) of the Act from Shri G.Saravanakumar on 11.03.2021, wherein it was categorically stated that "the handwriting found in the seized loose sheets belongs to Shri G.Gnanasekhar, who is a retired PWD Executive Engineer and assists us in land registration work." The Ld.CIT(A) noted that the seized loose sheet was not authored by Shri G.Saravanakumar, from whose premises the same was recovered. No effort was made by either the Authorised Officer or the AO to conduct any cross- verification with the alleged author of the document.

28. The Ld.CIT(A) further recorded that the AO omitted to bring on record the statement recorded u/s.131(1) of the Act during the post-search proceedings on 19.07.2021 from Shri G.Saravanakumar, wherein he clarified that the entries in the loose sheets did not represent cash receipts and that the land transaction was not routed through him. The Ld.CIT(A) observed that no findings were made by the AO on such statement, and no enquiry was undertaken to substantiate the narrations contained in the loose sheets. It was also noted that Shri G.Saravanakumar had retracted the statement recorded u/s.132(4) of the Act on 11.03.2021 and 12.03.2021, vide letter dated 01.11.2021 filed on 09.11.2021, alleging various irregularities during the search proceedings.

29. The Ld.CIT(A) further observed that no statement was recorded from the sellers of the property in relation to the alleged transaction. It was held that the AO has placed exclusive reliance on the loose sheet seized during the search, :-12-: ITA. No.:960Chny/2025 being pages 23 to 26 of Annexure ANN/KP/GS/LS/S, despite the fact that the signatures of neither the assessee nor the vendors of the property are found thereon. The loose sheets were not seized from either the purchaser or the sellers. The alleged author of the loose sheets was not examined, and the document was not authored by the assessee or the vendors. In the absence of any corroborative material, the loose sheet cannot form the basis of an adverse finding against the assessee. Reliance was placed on various judicial precedents to hold that additions cannot be made solely on the basis of unsigned loose sheets found from a third-party premises.

30. The Ld.CIT(A) also noted that the AO failed to refer the matter to the Valuation Cell for determination of the fair market value of the property. In the absence of such exercise, the valuation adopted at Rs.28,38,00,000/- is merely conjectural. In view of the aforesaid findings, the Ld.CIT(A) deleted the addition of Rs.25,78,98,000/- made u/s.69B r.w.s 115BBE of the Act vide the impugned order dated 16.01.2025. The relevant observations of the Ld.CIT(A) are as under: -

"6.3.5 The AO in the Assessment Order has omitted to consider the statement recorded u/s 132(4) of the Act from G. Saravanakumar on 11.03.2021 wherein he has clearly stated that "the hand writing found in these seized loose sheets belongs to Shri G Gnanasekhar, who is retired PWD Executive Engineer who helps us in land registration works". From this statement it is very clear that the author of the loose sheet is not Shri G. Saravanakumar from whose premise the loose sheet was seized. The Authorised Officer and the Assessing Officer have not made any attempt to cross-verify the issue with the author of the document seized.
6.3.6 The AO in the assessment order has conveniently omitted to bring it on record the statement recorded u/s 131(1) of the Act during the course of post search proceedings on 19.07.2021 from Shri. Ganesan Saravanakumar. In this statement he categorically stated the following:
Sir, as I have already stated that I am a real estate broker, I had recorded my personal expenses along with various land transactions in these pages. Sir, I reiterate that these entries were not cash receipts. Whenever a land deal happened I noted down complete receipts and payment, month wise, for future reference. Actually, these transactions were not routed through me. The concerned land owners and purchasers transferred money among them and informed me over telephone about the :-13-: ITA. No.:960Chny/2025 completion of payment. I noted down these payments in this diary for my follow-up action.
6.3.7 The AO in the Assessment Order has not made any findings upon this answer, and no enquiry was conducted to substantiate the narrations contained in the loose sheet. Further, Shri G. Saravanakumar has retracted the statement u/s 132(4) of the Act on 11.03.2021 and 12.03.2021 as per the letter dated 01.11.2021 filed on 09.11.2021 by citing various irregularities during the course of search.
6.3.8 It is significant to note that neither the Authorised Officer nor the AO has made any attempt to record any statement from the seller(s) of the land property. Further, a statement u/s 131 of the Act was recorded from the appellant being the buyer of the property on 29.07.2021 wherein he has categorically denied the payment of on money paid to the vendors of the property. The relevant extract of the statement recorded from the appellant is reproduced here as under.
"Q.12. During the course of search proceeding U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a bunch of loose sheets was found and seized vide Annexure ANN/KP/GS/LS/S. Please go through the page no 23 to 26 and offer your comment on the contents?
Ans: Sir, I have gone through above mentioned pages and I gave no knowledge about the content of the pages.
Q.13. During the course of search proceeding U/s.132(4) of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibab Colony, Coimbatore - 641011 on 12.03.2021, a sworn statement u/s 132(4) of the I.T. Act was recorded from G Saravana Kumar by Shri K.K.Krishnaprasad, DDIT (Inv.) Coimbatore. I am producing relevant portions of the statement below.
.
.
.
In above statement Shri G Saravana Kumar stated that the hand written pages 23 to 26 of loose sheet Annexure ANN/KP/GS/LS/S are related Tiruppur land purchase and entries are related to total cash payment made for tiruppur land purchased by you. Please offer your comment?
Ans: Sir, it is true that I had purchased the above mentioned property in Tiruppur. I had not made any additional payment other than value mentioned in sale deed, which I had made through DD. Further I strongly deny his statement. Once again I reiterate that the pages 23 to 26 are not related to me.
Q.14. During the course of search proceeding U/s.132(4) of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a sworn statement was recorded from G Saravana Kumar by Shri :-14-: ITA. No.:960Chny/2025 S. Jeganathan, ITO, IAP, Coimbatore. I am producing relevant portions of the statement below.
.
.
.
.
In above statement Shri G Saravana Kumar stated that the books and documents seized vide ID mark the ANN/SJ/GS/B&D/S-2 & S-3 are having details about cash receipts towards on-money payment for acquiring 13.85 ½ acres land at Tirupur. Please go through above statement and state how much on-money was paid for purchase of the Tiruppur land?
Ans: Sir, as stated earlier I am not at all aware of the contents of the diary. And also, as stated earlier I have not made any on- money for the purchase of Tiruppur land. Whatever statement given by Shri. G Saravana Kumar not related to me and also I am clueless why he stated that on-money payment was made.
Q.15. During the course of search proceedings U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, books and documents seized vide ID mark the ANN/SJ/GS/B&D/S-2 & S-3. I am showing you the above seized books and documents and please go through the same. The above books of document, in page No 30, 32, 37 etc., having details of the names of the person specifically, "Guru" and "Lavanya", to whom cash has been paid. Please go through the pages and offer your comment?
Ans; Sir, I have gone through the pages and I really don't know about the entries. I have no reason why he has written all these names. Further here I would like to say that Shri G. Saravana Kumar not involved in any manner at any stage of the purchase of Tirruppur land.
Q.20. During the course of search proceedings U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Compex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a bunch of loose was found and seized vide Annexure ANN/KP/GS/LS/S. Please go through the page number 23 of the loose sheets. In the serial number 4 of the page 23, there are entries of Rs.55,23,012/- and Rs.55,21,788/- against DD. This amount is matching with the DD amount paid to Gnanguru and Lavanya Gnanaguru. Please go through the pages and offer your comment?
Ans: Sir, again I reiterate that these pages are neither belongs to me nor related to me. I am also not aware what is written in these pages."

6.3.9 The AO in the assessment order has conveniently ignored the above statement recorded from the appellant and proceeded to treat the statement recorded from that Shri. Ganesan Saravanakumar as sacrosanct and the :-15-: ITA. No.:960Chny/2025 noting made in the incriminating material as a primary evidence in making the addition. Once the appellant has denied the transaction, the onus is on the part of the AO to substantiate the transaction by bringing on record any cogent and corroborative evidence to claim that the appellant has actually paid any sum over and above the sale consideration. In the instant case the AO has based upon the evidences found at the third party premise and the retracted statement of Shri. Ganesan Saravanakumar has proceeded to make the addition of Rs. 25.78 Crore in the hands of the appellant for the year under consideration as unexplained investment u/s 69B of the Act.

6.3.10 The undersigned upon examination of the various issues involved, is of the view that the findings of the AO is not based upon correct appreciation of facts on account of the following:

• The AO primarily relied upon the loose sheet seized during the course of search vide page no. 23 to 26 of the loose sheet in annexure in ANN/KP/GS/LS/S, wherein, the signature of the Appellant or the vendor(s) of the property are completely absent.
• The loose sheet was not seized either from the purchaser or from the seller of the property.
• The author of the loose sheet was not at all examined and the author of such descriptions were not the Appellant, or the vendor(s).
• The Page No. 23 of the Loose Sheet in ANN/KP/GS/LS/S contain the various dates along with narration such as Cash/DD etc. The details are as under:
:-16-: ITA. No.:960Chny/2025 • The Appellant has contended that the Sl. No. 5 to 9 aggregating Rs.21,50,00,000/- are the payment made after the date of registration of the sale deed i.e. on 29.11.2019. This sum works out to more than 80% of the alleged cash payment. The AR strongly contended that in any Real Estate dealings it is beyond preponderance of probability that no cash could have been paid in connection with the sale after the date of registration.
:-17-: ITA. No.:960Chny/2025 • In the loose sheet No. 24 to 26 relied upon by the AO, there is a mention of 15 Acres, however, the property under consideration was sold in respect of 13.85 ½ acres of land.

• Shri G. Saravanakumar has clearly stated in the statement recorded u/s 131 of the Act that the entries are mere noting for reference and noted down as a real estate broker for future reference.

6.3.11 Further, the AR in his submission has submitted the following in this regard.

"In short, the entire assessment is pivoted to the entries in the loose sheets which were not written, acknowledged, maintained by the Appellant nor seized from the premises of the Appellant. Therefore, it cannot be relied upon since the Apex Court in the case of Dhakeswari Cotton Mills Ltd. v. CIT [1954] 26 ITR 775 (SC) which held "There must be something more than bare suspicion to support the assessment under section 23(3)."

6.3.12 As rightly pointed out by the AR, the narrations contained in the loose sheets were not written, acknowledged, maintained, signed by the appellant nor has been seized from the premises of the appellant. The presumptions laid down u/s 132(4A) and 292C of the Act will apply only in respect of incriminating material found at the premises of the appellant and not from any third party premise.

6.3.13 In view of the above the undersigned is of the considered view that the said loose sheet relied upon by the AO was neither seized from the premises of the Appellant nor was the same found to be in the handwriting of the Appellant. Such material seized in the case of a third party which is not in the hand writing of the Appellant does not constitute adequate evidence to draw any adverse inference against the Appellant, in the absence of any other corroborative evidence.

6.3.14 At this juncture it is appropriate to rely upon the proposition laid down by the Hon'ble Delhi High Court in the case of CIT Vs Sant Lal [2020] 118 taxmann com 432 (Del) , wherein it was held therein that where a diary was seized in search of the premises of a third party allegedly containing entries of hundi transactions on behalf of various parties including the assessee, no addition could be made based on the said entries since the diary was neither found from premises of assessee nor was it in handwriting of assessee and revenue failed to produce any other cogent material to link the assessee to the diary. The ratio of the said decision is squarely applicable to the case of the Appellant as the AO has not referred to any cogent evidence applicable to the case of the Appellant. As the AO has not referred to any cogent material to corroborate that the entries made in the loose sheet seized from a third party which are purportedly the transactions made by the Appellant. There is absolutely no mention in the seized material regarding the nature of the said transactions of cash payments, the purpose of such payments and the precise identity of such transaction.

6.3.15 A narration made in a loose sheet by a third person with scant details cannot be used to fasten tax liability upon the person whose name does not appear at all. In the absence of any corroborative evidence to attribute the entries to such a person. Such seized material is liable to be treated as a :-18-: ITA. No.:960Chny/2025 ineffective document, which does not have any evidentiary value in respect of the entries found therein, unless corroborative evidence is available which can provide necessary reliable basis for deciphering the nature and character of the said entries.

6.3.16 At this juncture, it would be relevant to refer to the decision of Hon'ble ITAT, Jabalpur in the case of ACIT Vs Satyapal Wassan [TS-5104-ITAT 2007(Jabalpur)-O] (2008) 5 DTR 0202, wherein the Hon'ble ITAT stressed the importance of gathering corroborative evidence in support of the contents of a document, particularly when the document is bereft of necessary details and is not complete in all respects, by stating as under:

"For the sake of argument if we accept the submission of the learned Departmental Representative that the learned CIT(A) erred in accepting fresh evidence then what is left after ignoring those affidavits is the bare document No. 7 with the bare details as referred to above. The moot question now arises is whether any addition can be made on the basis of that document. We have already pointed out above that this document is bereft of necessary details about year of transaction, ownership of transaction, nature of transaction, necessary code for deciphering the figures. It may be possible that a document may not be complete in all respects as the businessmen or tax evaders may choose to record minimum details on a document and keep the rest in their memory. It is the duty of the AO to carry out necessary investigations by correlating the impugned document with other documents seized, with regular books of account, with record kept by outside agencies, such as banks or financial institutions or debtors/creditors and finally, by recording the statements of concerned parties so as to fill up the gaps in confirming the inference arising from the documents for a proper charge of tax. Such correlation is necessary unless the document is capable of speaking giving full details so as to enable any intelligent person to find out the nature of transaction, the year of transaction, the ownership of the transaction and quantum thereof. Even in that situation, it is necessary to give opportunity to the assessee to offer his explanation and investigation be carried out to strengthen the direct inference arising from this document."

6.3.17 The proposition that addition cannot be made merely on the basis of entries in loose sheets found in the premises of a third party without bringing on record independent evidence to corroborate such entries has been reiterated in several decisions. Some of the decisions to this effect are MM Financiers (P) Ltd Vs. DCIT (2007) 107 TTJ (Chennai) 200, Regency Mahavir Properties Vs ACIT [2018] 169 ITD 35 (ITAT-Mumbai), ACIT Vs. Katrina Rosemary Turcotte [2017] 190 TTJ 681 (ITAT-Mumbai), DCIT Vs. Vipin Aggarwal [2017] 83 taxmann.com 6 (ITAT Chandigarh), S.P Goyal Vs DCIT [2002] 82 ITD 85 (TM) IΠΑΤ, T.S Venkatesan Vs ACIT [2000] 74 ITD 298 (Cal) and Monga Metals (P) Ltd Vs ACTT [2000] 67 TTJ 247 (All).

6.3.18 In particular, it is of critical importance that the evidence to corroborate the entries indicating payments in the seized material found with a third party is available with specific reference to the fact regarding actual transfer of money from the said third party to the recipient named in the said entries in :-19-: ITA. No.:960Chny/2025 the seized material. The Hon'ble ITAT, Mumbai held in the case of Riveria Properties Private Limited Vs ITO in ITA No.250/MUM/2013 that the AO is required to bring further evidence on record to show that the money was actually exchanged between the parties in a case where there is no other evidence on record to prove that on-money was paid except the loose sheet found in the premise of a third party and admission made by the third party. The relevant part of the said decision is reproduced as under:

"In the present case on hand, except loose sheet found in the premises of third party and admission made by the third party in their assessment proceedings, there is no other evidence on record to prove that on money is paid. The assessing officer, without brought on record any evidence to prove that on money is exchanged between the parties, merely harping upon the loose sheet and the third party admission, which cannot be considered as conclusive evidence against the assessee to bring on money to tax as undisclosed income. The AO is required to bring further evidence on record to show that actual on money is exchanged between the parties, but literally failed to do so. The A.O. did not conduct any independent enquiry relating to the value of the property instead, merely relied upon the statement given by the purchasers of the property, which is not correct. Further, there is no proof of origin and destination of on money. The A.O failed to prove the source of the purchasers as to how the money was arranged and also failed to prove the deployment of unaccounted money by the seller by any form of evidence. Under these circumstances, based on paper jottings as conclusive evidence on money cannot be brought to tax as income from undisclosed sources."

6.3.19 Further in the case of K.P Varghese Vs. ITO (1981) 131 ITR 597, the Hon'ble Apex Court held that "the onus of establishing that the conditions of taxability are fulfilled is always on the revenue and that throwing the burden of showing that there is no under-statement of consideration on the assesse would be to cast an almost impossible burden upon him to establish the negative, namely, that he did not receive any consideration beyond what has been declared by him. It needs to be held that the burden is on the revenue to adduce proper evidence to corroborate the contents of the seized material for the purpose of establishing that the Appellant was in fact in receipt of the payments as noted in the seized material". It is evident that such a burden has not been discharged by the revenue in the case of the Appellant.

6.3.20 As per the decisions of the Hon'ble Apex Court in the cases of CBI Vs. VC Shukla & Others (1998) 3 SCC 410, Common Cause (A Registered Society) Vs. Union of India (2017) 77 taxmann.com 254 (SC) and Dhakeshwari Cotton Mills Lids. CIT (1954) 26 ITR 775 (SC) corroborative evidence is essential to support the evidence found in third party premise. In order to properly appreciate the issue, it is useful to refer to the following extract from the decision of Hon'ble Apex Court in the case of Dakeswari Cotton Mills Ltd Vs. CIT (1954) 26 ITR 775 (SC):

"As regards the second contention, we are in entire agreement with the learned Solicitor-General when he says that the Income- tax Officer is not fettered by technical rules of evidence and pleadings, and that he is entitled to act on material which may :-20-: ITA. No.:960Chny/2025 not be accepted as evidence, a court of law, but there the agreement ends; because it is equally clear that in making the assessment under sub-section (3) of Section 23 of the Act, the Income Tax Officer is not entitled to make a pure guess and make an assessment without reference to any evidence or any material at all. There must be something more than bare suspicion to support the assessment under section 23(3). The rule of law on this subject has, in our opinion, been fairly and rightly stated by the Lahore High Court in the case of Seth Gurmukh Singh (supra)".

6.3.21 As evident from the decisions cited above, though it is true that the provisions of Evidence Act do not apply with the same rigor to the Income Tax proceedings, but the AO is not entitled to make a pure guess and make an assessment without reference to any evidence/material. It follows there from that addition cannot be made unless there is corroborative evidence to validate the entries found in the material seized from a third party.

6.3.22 As noted earlier, the seized material relied upon by the AO, particularly the loose sheet discovered at a third-party premise, was neither in the handwriting of the Appellant nor the land sellers. Moreover, the third party who possessed the loose sheet was not its author. There was no effort made by the Authorized Officer or the AO to confront with the individual responsible for the document. In light of this, the loose sheet can only be considered as an ineffective and unreliable piece of evidence. The AO cannot arrive at any conclusion based solely on the said material that the Appellant and her spouse have actually paid on-money payment for purchase of property. There is no corroborative evidence to prove that the payments noted in the seized material have actually materialised and transfer of money has actually taken place between the concerned parties.

6.3.23 In addition, the Jurisdictional Tribunal, in cases involving identical facts, dismissed the appeals preferred by the Revenue and upheld the decision of this office. It held that additions cannot be made solely based on entries found in a loose sheet recovered from a third-party premise in the following cases:

i. DCIT Central Circle - 2(2) v. Shri Karuppagounder Palaniswami and vice versa in ITA Nos. 125 to 127 / Chny / 2023 and ITA Nos. 214 to 215 / Chny / 2022 dated 03.04.2024.

ii. DCIT Central Circle - 2(4) v. Shri Vaithilingam and vice versa in ITA Nos. 604 to 606 / Chny / 2023 dated 03.04.2024.

iii. DCIT Central Circle - 2(4) v. Shri O. Panneerselvam and vice versa in ITA Nos. 581 & 582 / Chny / 2023 dated 05.04.2024.

6.3.24 Further, the AO in the assessment order has not brought out whether the property sold can fetch the value of Rs.72.39 Crores as visualized by the AO in the Assessment Order. The Registering Authority has not questioned the value of property while registering the property for a sum of Rs.1,11,44,800/- to each seller , there is no record to indicate the Registering Authority has demanded additional stamp duty upon the property registered in the name of the appellant. Further, the AO has not chosen to made a reference to the valuation cell of the department to determine the correct :-21-: ITA. No.:960Chny/2025 value of the property sold. In the absence of the any such exercise(s) on the part of the AO, considering the value of the property to be at Rs.28,38,00,000/- can only be illusionary. At this juncture it is appropriate to bring it on record, the decision of the Jurisdictional ITAT in the case of Shri Rajagopal Saravanan v. ACIT in ITA No.119 / Chny / 2024 dated 10.07.2024, wherein the Hon'ble ITAT has held as under:-

"7. We find that on given facts, the ratio of case law of Hon'ble High Court of Madras in the case of P.V.Kalyanasundaram (155 Taxman 454) would apply. In this decision, Hon'ble Court held that where Ld. AO did not conduct any independent enquiry relating to the value of the property purchased or did not refer the valuation to valuation officer and merely relied on the statement given by the seller, the same would be fatal to additions.

8. Considering the facts and circumstances of the case, we would hold that impugned additions are not sustainable in law. The same stand deleted. The Ld. AO is directed to re-compute the income of the assessee. We order so."

6.3.25 In view of the detailed discussion made supra and the various judicial decision(s) relied upon the undersigned is of the considered view that the AO has proceeded to make the addition primarily based upon the statement of a third party and narrations contained in the loose sheet without bringing cogent and corroborative evidence to substantiate that the appellant has actually paid money over and above the sale consideration to the extent of Rs.25,78,98,000/- in respect of the land purchased at Tirupur. Further, the AO has not established the property sold will actually fetch the value of Rs.72.39 Crore as evident in the assessment order. Therefore, the undersigned has considered that the addition of Rs.25,78,98,000/- made by the AO as unexplained investment u/s 69B of the Act in the hands of the Appellant is unsustainable upon merits of the case. Accordingly, all the grounds raised by the Appellant upon this issue are hereby treated as allowed and the AO is directed to delete the addition of Rs.25,78,98,000/- for the A.Y. 2020-21."

31. Aggrieved by the deletion of addition of Rs.25,78,98,000/- made by the AO u/s.69B r.w.s 115BBE of the Act, the Revenue is in appeal before us.

32. The Ld.DR, Ms.E.Pavuna Sundari, CIT, appearing on behalf of the Revenue, vehemently supported the assessment order. The Ld.DR submitted that the payment of on-money by the assessee stands duly established on the basis of the loose sheets found and seized from the premises of Shri G.Saravanakumar, which are further corroborated by his sworn statement recorded u/s.132(4) of the Act. The Ld.DR thus contended that the AO had rightly made an addition of Rs.25,78,98,000/-, being the amount allegedly paid :-22-: ITA. No.:960Chny/2025 over and above the registered sale consideration of the property. Placing strong reliance on the findings recorded by the AO, the Ld.DR argued that the Ld.CIT(A) was not justified in deleting the said addition by relying on the grounds raised by the revenue. The Ld.DR therefore prayed that the order of the Ld.CIT(A) be set aside and the addition made by the AO be restored by allowing the grounds raised by the Revenue.

33. Per contra, the Ld.AR, Shri R.Venkata Raman, Chartered Accountant, appearing on behalf of the assessee, supported the order passed by the Ld.CIT(A) and submitted that there is no perversity or infirmity in the said order warranting interference by this Tribunal. The Ld.AR submitted that the loose sheets were seized from the premises of one Shri G.Saravanakumar, who was neither the author of the impugned documents nor was he acting as a broker or intermediary in the land transaction between the assessee and the vendors of the property. In such circumstances, the statements made by Shri G.Saravanakumar cannot be accorded any evidentiary value for the purpose of alleging that the assessee had paid any on money over and above the stated consideration.

34. It was further contended that, even otherwise, the said statements stand vitiated in view of the subsequent retraction made by Shri G.Saravanakumar, thereby rendering the earlier deposition unreliable and devoid of evidentiary relevance. The Ld.AR submitted that the Revenue has failed to identify or record the statement of the actual author of the loose sheets and has consequently failed to conduct any meaningful enquiry in that regard. According to the Ld.AR, in the absence of such enquiry and without establishing the authorship and evidentiary nexus of the documents with the assessee, the conclusion drawn by the AO in making the impugned addition is wholly unsustainable and without any legal basis.

:-23-: ITA. No.:960Chny/2025

35. The Ld.AR further contended that the addition has been made solely on the basis of loose sheets recovered from a third party and on the strength of the retracted sworn statement of Shri G.Saravanakumar, in the absence of any corroborative material linking the assessee with the alleged payment of on money. It was asserted that such uncorroborated and unverified documents cannot form the sole basis of addition, particularly when the assessee has categorically denied having made any such payment and when no supporting evidence has been brought on record by the Revenue.

36. The Ld.AR placed substantial reliance on the detailed findings recorded by the Ld.CIT(A) in paragraphs 6.3.5 to 6.3.25 of the impugned order and submitted that the conclusions arrived at by the Ld.CIT(A) are based on proper appreciation of facts and settled legal principles and therefore cannot be regarded as perverse. Accordingly, the Ld. AR submitted that the Ld.CIT(A) has rightly deleted the addition made by the AO and prayed that the appeal filed by the Revenue be dismissed by upholding the order of the Ld.CIT(A).

37. We have heard the rival contentions and perused the material available on record. The issue for consideration arises out of a search and seizure action carried out u/s.132 of the Act on 11.03.2021 in the case of various entities forming part of the "Kallal Group". In the course of the said search, the business premises of M/s.Sarnith Enterprises India Private Limited, located at No.17/173, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore, were also covered. It is an admitted position that Shri G.Saravanakumar is one of the Directors of the said company.

38. During the said search, the Department found and seized certain loose sheets and two note pads from the above business premises, which have been relied upon by the AO in framing the impugned assessment and in making the disputed addition. The description of the seized material, along with the respective annexure references, is tabulated hereunder for ready reference:

                                                :-24-:                    ITA. No.:960Chny/2025




 S. No           Description of the material                 Annexure Reference
      1      Loose Sheets - Pages 23 to 26               ANN / KP / GS / LS / S
      2      Note Pad - Pages 28, 30, 32, 37             ANN / SJ / GS / B & D / S - 2
      3      Note Pad - Pages 28, 30, 32, 37, 39 ANN / SJ / GS / B & D / S - 3


39. It is an undisputed fact on record that the assessee had purchased 13.85½ acres of land situated at Rackiyapalayam Village, Tirupur District, from the vendors namely Shri M.V.Gnanaguru and Smt.Lavanya Gnanaguru, under a registered sale deed dated 29.11.2019, for a sale consideration of Rs.1,11,44,800/-. The consideration as per the instrument was duly paid by the assessee to the vendors by way of banking channels.

40. A sworn statement u/s.132(4) of the Act was recorded from Shri G.Saravanakumar on 11.03.2021 with specific reference to the loose sheets marked as ANN/KP/GS/LS/S. In reply to the queries posed, he identified the handwriting found on the loose sheets as that of one Shri G. Gnanasekhar, who, according to him, assisted in land registration matters. He further stated that the noting appearing under the title "T LAND" pertained to the land purchased by the assessee at Tirupur, and that the entries described under the heading "cash" represented payments made over and above the registered sale consideration. He further stated that the total amount of cash so paid worked out to Rs.25,78,98,000/-, although he claimed that a sum of Rs.72,00,000/- reflected therein was not paid, and therefore, the net cash payment amounted to Rs.25 crores. The relevant portion of the deposition is reproduced hereunder for ease of refence:

"Q.5 Now I am showing you loose sheets found and seized from the premises at 17/173, karpagam complex, NSR Road, Saibaba Colony, Coimbatore vide annexure ANN/KP/GS/LS/S dt.11/03/2021 (serially numbered from 23 to 26). The loose sheets titled as 'T LAND' containing entries of payments in cash/cheque/DD on various dates. Please go through the same and offer your explanation.
:-25-: ITA. No.:960Chny/2025 Ans. Sir, I have gone through the loose sheets found and seized from my office premises at 17/173, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore. Sir, the hand writing found in these seized loose sheets belongs to Shri G Gnanasekhar, who is retired PWD Executive Engineer who helps us in land registration works.
Sir, the title 'T LAND' refers to Tirupur Land purchased by Shri. V P Jayapradeep and the details of the land purchased as deposed by me in reply to previous question (13.85 ½ acres at Rackiyapalayam Village, Tirupur). Sir, the entries found under the heading 'cash' against the dates mentioned are the cash payments made over and above the registered sale value of Rs.1,11,44,800/-.
Sir, the total cash payment appearing in the seized loos sheet no.23 is Rs.25,78,98,000/- on the dates mentioned against the entries, however, to the best of my knowledge we have not paid Rs.72,00,000/- out of the above Rs.25,78,98,000/-. Hence, total cash payments for the said land is Rs.25.0 Crores."

41. On the next date, i.e., 12.03.2021, another statement of Shri G.Saravanakumar u/s.132(4) of the Act was recorded with reference to the entries found in the seized note pads marked ANN/SJ/GS/B&D/S-2 and ANN/SJ/GS/B&D/S-3. In response to pointed questions, he stated that the cash entries mentioned therein, purportedly received from various persons in October and November 2020, represented the on-money payments received for acquiring the lands at Tirupur, and that the said receipts were part of the cash payments already admitted by him on 11.03.2021. The relevant portion of the sworn statement is reproduced hereunder for ease of reference:

"Q.No.8 Similarly, please see again the ANN/SJ/GS/B&D/S-2 dt.12/03/2021. Certain amounts were mentioned against some person as detailed below in the month of October and November, 2020.
29.10.2020 - Ramesh Rec from Nithya from apart - 2 Cr. 19.10.2020 - Dhanalaskhmi tex (Nataraj) - 2 Cr.
27.11.2020 - Jp (PKM thangavelu to GSK) - 1 Cr 28.11.2020 - Trippur (Surander to GSK) - 1 Cr Please go through the same and explain who are they?
Ans. Sir, these are the cash received towards on-money payments for acquiring 13.85½ acres land at Tirpur. The on-money payments were already been accepted in my sworn statement recorded u/s.132(4) on 11.03.2021.
Q.No.9 Similarly, please see again the ANN/SJ/GS/B&D/S-3 dt.12/03/2021. Certain amounts were mentioned against some person as income as detailed below in the month of March 2020.
Chn - Inno (11.03.20) - 5 Cr.
:-26-: ITA. No.:960Chny/2025 Jp Anna (Mohan - to GSK) 23-03-20 - 3 Cr.
Appartment Mogan 13/02/20 - 85 L Please go through the same and explain who are they?
Ans. Sir, as deposed by me in reply to the previous question, these are also part of the cash receipts for the acquiring of Tirupur land towards the payment of on-money amount."

42. We note that, subsequently, on 19.07.2021, a statement u/s.131(1) of the Act was recorded from Shri G.Saravanakumar, wherein he retracted the earlier depositions made u/s.132(4) of the Act. In this statement, he stated that the entries were merely noting of transactions between the parties to the land deal, and that the money did not pass through him. He stated that the amounts noted were communicated to him over telephone only for his follow-up, and that the noting were made to keep track of his brokerage entitlement. He accordingly denied that the said noting represented any actual cash receiving or cash disbursement by him. The relevant portion of the statement is reproduced hereunder for ease of reference:

"Q.16. During the course of search proceeding U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a Book and document was found and seized vide Annexure ANN/SJ/GS/B&D/S-2. Please go through Page No 08 to 52. In these pages you have maintained month wise cash receipt from various persons under income head and expenses head. Please offer your comments and explain the nature of entries?
Ans: Sir, as I have already stated that I am a real estate broker, I had recorded my personal expenses along with various land transactions in these pages. Sir, I reiterate that these entries were not cash receipts. Whenever a land deal happened I noted down complete receipts and payment, month wise, for future reference. Actually these transactions were not routed through me. The concerned land owners and purchasers transferred money among them and informed me over telephone about the completion of payment. I noted down these payments in this diary for my follow-up action.
Q.17. In answer to above question you have stated that the cash receipts were not routed through you. But on analyzing the page No.08 to 52 it is clearly established that you had received cash through various persons whose names are mentioned clearly. Further in the expense pages contain the details of cash payment made t various person and expenses. In this regard why the cash receipts should not be treated as actual receipts of you?
Ans: Sir, I am not accepting your assumption. In this connection I draw your attention that all the high value entries in both sides are only noting, which are not forming part of final totaling for each month. Again I :-27-: ITA. No.:960Chny/2025 am telling these high value entries are related to land dealing of my clients who informed me over telephone for completion of dealing. I had noted down these entries for my commission purpose.
Q.22. On analysis of note book seized vide Annexure ANN/SJ/GS/B&D/S- 2,it shows that money has been received by you every month on specific date from various persons and the same money has been given to various persons in different dates of same month. Please go through the seized material and offer your explanation.
Ans: Sir, it is only noting for reference as I already stated I had not received any money from anyone and paid to anyone."

43. Further, the assessee's statement u/s.131 of the Act was recorded on 29.07.2021. The assessee categorically denied any knowledge of the seized documents and specifically denied making any payment towards "on-money"

beyond the sale consideration recorded in the registered sale deed. The assessee asserted that the entire sale consideration was discharged through banking channels by way of demand drafts. The assessee also denied that Shri G.Saravanakumar acted on his behalf in the purchase of the land and stated that the entries found in the seized documents were unrelated to him. The relevant portion of the said statement is reproduced hereunder for ease of reference:
"Q.12. During the course of search proceeding U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a bunch of loose sheets was found and seized vide Annexure ANN/KP/GS/LS/S. Please go through the page no 23 to 26 and offer your comment on the contents?
Ans: Sir, I have gone through above mentioned pages and I gave no knowledge about the content of the pages.
Q.13. During the course of search proceeding U/s.132(4) of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibab Colony, Coimbatore - 641011 on 12.03.2021, a sworn statement u/s 132(4) of the I.T. Act was recorded from G Saravana Kumar by Shri K.K.Krishnaprasad, DDIT (Inv.) Coimbatore. I am producing relevant portions of the statement below.
.
.
.
.
In above statement Shri G Saravana Kumar stated that the hand written pages 23 to 26 of loose sheet Annexure ANN/KP/GS/LS/S are related :-28-: ITA. No.:960Chny/2025 Tiruppur land purchase and entries are related to total cash payment made for tiruppur land purchased by you. Please offer your comment?
Ans: Sir, it is true that I had purchased the above mentioned property in Tiruppur. I had not made any additional payment other than value mentioned in sale deed, which I had made through DD. Further I strongly deny his statement. Once again I reiterate that the pages 23 to 26 are not related to me.
Q.14. During the course of search proceeding U/s.132(4) of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a sworn statement was recorded from G Saravana Kumar by Shri S. Jeganathan, ITO, IAP, Coimbatore. I am producing relevant portions of the statement below. .
.
.
.
.
In above statement Shri G Saravana Kumar stated that the books and documents seized vide ID mark the ANN/SJ/GS/B&D/S-2 & S-3 are having details about cash receipts towards on-money payment for acquiring 13.85 ½ acres land at Tirupur. Please go through above statement and state how much on-money was paid for purchase of the Tiruppur land?
Ans: Sir, as stated earlier I am not at all aware of the contents of the diary. And also, as stated earlier I have not made any on-money for the purchase of Tiruppur land. Whatever statement given by Shri. G Saravana Kumar not related to me and also I am clueless why he stated that on-money payment was made.
Q.15. During the course of search proceedings U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Complex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, books and documents seized vide ID mark the ANN/SJ/GS/B&D/S-2 & S-3. I am showing you the above seized books and documents and please go through the same. The above books of document, in page No 30, 32, 37 etc., having details of the names of the person specifically, "Guru" and "Lavanya", to whom cash has been paid. Please go through the pages and offer your comment?
Ans; Sir, I have gone through the pages and I really don't know about the entries. I have no reason why he has written all these names. Further here I would like to say that Shri G. Saravana Kumar not involved in any manner at any stage of the purchase of Tirruppur land.
Q.20. During the course of search proceedings U/s.132 of Income-tax Act, 1961 at No.17/73, Karpagam Compex, NSR Road, Saibaba Colony, Coimbatore - 641011 on 12.03.2021, a bunch of loose was found and seized vide Annexure ANN/KP/GS/LS/S. Please go through the page number 23 of the loose sheets. In the serial number 4 of the page 23, there are entries of Rs.55,23,012/- and Rs.55,21,788/- against DD. This amount is matching with the DD amount paid to Gnanguru and Lavanya Gnanaguru. Please go through the pages and offer your comment?
:-29-: ITA. No.:960Chny/2025 Ans: Sir, again I reiterate that these pages are neither belongs to me nor related to me. I am also not aware what is written in these pages."

44. The AO, after analysing the seized material and relying primarily on the statements recorded u/s.132(4) of the Act, proceeded to issue notice u/s.153C of the Act to the assessee. In the assessment proceedings, the AO noted that the entries in the annexures ANN/KP/GS/LS/S and ANN/SJ/GS/B&D/S-2 & S-3 corroborated each other and indicated cash transactions for the purchase of the land. According to the AO, Shri G.Saravanakumar acted as a personal assistant to the assessee and recorded receipts and payments in connection with the impugned transaction. The AO held that the retraction made by Shri G.Saravanakumar at a later stage was an afterthought and that the initial disclosures made u/s.132(4) of the Act were fully voluntary and credible. The AO further held that the notings in the seized documents clearly established that the assessee had invested a sum of Rs.25,78,98,000/- in cash in addition to the disclosed sale consideration of Rs.1,11,44,800/-, thereby making the total investment in the property substantially higher. The AO thus treated the said sum of Rs.25,78,98,000/- as unexplained investment u/s.69B of the Act and applied the rate of tax as per section 115BBE of the Act.

45. Upon a careful and comprehensive examination of the seized material, being pages 23 to 26 of loose sheets contained in ANN/KP/GS/LS/S, we note that none of the impugned pages bear the signature or authentication of either the assessee or the vendors. The pages do not contain the name of the assessee or the vendors, nor do they mention any identifiable particulars connecting the noting to the parties to the impugned transaction. It is not the case of the Revenue that the handwriting appearing on the seized loose sheets belongs either to the assessee or to any of the vendors. The seized pages do not contain any particulars identifying the immovable property alleged to have been transacted, such as address, survey numbers, details of vendor and vendee, nor do they specify the nature of the entries whether they represent receipts or payments. The mode of transaction, payer, payee, and the purpose :-30-: ITA. No.:960Chny/2025 of entry are wholly absent correlating to the sale transaction of the property. Thus, the nature of the alleged transactions is entirely ambiguous.

46. We observe that the AO has placed reliance upon the noting at Page 23 of ANN/KP/GS/LS/S to infer alleged payment of on-money by the assessee. The relevant entries are reproduced below along with our observations: -

Our remarks
1) 24.11.19 - 3,98,000 Mode not 11.00 AM mentioned.
2) 25.11.19       -                         2,00,00,000     Mode             not
   10.15 AM                                                 mentioned
3) 28.11.19       -     Cheque                  47,07,719   Unconnected with
   11.00 AM                 Do -                18,76,771   the land transaction
                                                            between          the
                                                            assessee and the
                                                            vendors
   9.00 PM        -        Cash -          2,00,00,000
4) 29.11.19                 DD -             56,23,012 Demand         drafts
                            DD -             55,21,788 issued      by   the
                                                       assessee to the
                                                       vendors
5) 30.11.19       -        Cash -          4,00,00,000 Dates falling after
   1.30PM                                              the       date     of
6) 8.12.19        -        Cash -         10,00,00,000 registration of the
   7.30 PM                                             impugned property
7) 15.12.19       -        Cash -          5,00,00,000
   8.00 PM
8)                                -             50,00,000
                                                        Date and mode not
9) 14.03.2020 -            Cash -           2,00,00,000 mentioned
   10.30 AM
                                          27,31,27,290
                      Compound -             25,00,000 Date and mode not
                           wall                        mentioned.
                                          27,56,27,290

47. From the above tabulation, it is evident that the cheque amounts appearing under Serial No.3 are not relatable to the transaction of purchase between the assessee and the vendors. Further, the entries under Serial Nos.5 to 9, aggregating to Rs.21,50,00,000/-, pertain to alleged cash payments :-31-: ITA. No.:960Chny/2025 subsequent to the date of registration of the impugned property. This constitutes approximately 80% of the total alleged cash component. We concur with the findings of the Ld.CIT(A) that it is wholly improbable and contrary to the normal course of human conduct that title in the property would be transferred first and consideration would be paid thereafter, especially in cash. Such a proposition is beyond the test of preponderance of probability. Further, pages 24 to 26 of the seized loose sheets mention an extent of 15.00 acres, whereas the assessee has, in fact, purchased only 13.85½ acres. This material discrepancy further establishes that the seized papers do not pertain to the assessee's transaction with the vendors.
48. Coming to the evidentiary value of the loose sheets, we note that Shri G.Saravanakumar, in his sworn statement recorded on 11.03.2021, has clearly admitted in response to Question No. 5 that the loose sheets at pages 23 to 26 in ANN/KP/GS/LS/S were authored by one Shri G.Gnanasekhar. Despite this admission, neither the authorized officer at the time of search nor the AO has conducted any enquiry or verification with the said author. In the absence of such enquiry, the allegations sought to be drawn from the loose sheets, which are admittedly prepared by a third party unconnected with the assessee's transaction, lack any evidentiary foundation. No adverse inference can, therefore, lawfully be drawn against the assessee.
49. We further observe from the seized note pads in ANN/SJ/GS/B&D/S-2 & 3, that the impugned sheets do not bear any signature or acknowledgment of the assessee or the vendors. On perusal of the said note pad and sworn statement of Shri G.Saravankumar, the entries are not authored by either the assessee or the vendors. The nature of the entries whether representing receipts or payments is not ascertainable. The entries do not indicate payment of any on-money by the assessee. The page-wise totals do not reconcile with the individual noting, demonstrating incompleteness. Thus, the seized note pads are incomplete, uncorroborated, and constitute "dumb documents"
:-32-: ITA. No.:960Chny/2025 incapable of supporting the addition. Significantly, Shri G.Saravanakumar, in his sworn statement recorded on 19.07.2021, has retracted his earlier assertion and clarified that the entries in ANN/SJ/GS/B&D/S-2 & 3 do not represent cash receipts and are merely notings for reference. He has categorically denied receiving or paying any money based on these notings. Therefore, abbreviated entries such as "Guru", "Guru MTP Road", or "Guru Cash (PWD)" cannot, by any stretch, be treated as evidence of on-money payment by the assessee.
50. In our considered view, the seized documents relied upon by the AO do not contain any complete or cogent information which may legitimately form the basis of drawing an inference regarding alleged on-money payments made by the assessee. The entries merely indicate dates, purported amounts, and abbreviated names without disclosing the identity of the payer, payee, nature of transaction, or purpose thereof. In the absence of such primary and essential details, it is not legally permissible to infer that the entries relate to the assessee or represent income in the hands of the assessee.
51. It is a well-settled proposition of law that entries appearing in private notings or diaries maintained by third parties, without supporting evidence or linkage to the assessee, constitute "dumb documents" and cannot be relied upon to fasten tax liability. Unless there is independent, credible, and corroborative evidence linking such entries to the assessee, the same are devoid of evidentiary value. In the present case, neither the assessee nor the vendors have acknowledged any such payment. No corroborative evidence has been brought on record to demonstrate actual flow of money. The assessment order does not refer to any independent material supporting the alleged payments.
52. We draw gainful support from the judgment of the Hon'ble Supreme Court in the case of Common Cause (A Registered Society) v. Union of India [2017] 394 ITR 220 (SC), wherein the Hon'ble Apex Court has categorically held that :-33-: ITA. No.:960Chny/2025 loose papers, diaries, pen drives, computer printouts and similar material recovered during the course of search and seizure, which are not maintained in the regular course of business, have no evidentiary value in the absence of any corroborative material. In the aforesaid decision, the Hon'ble Supreme Court has, inter alia, observed as under:
"14. Placing implicit reliance of the decision of this Court in V.C. Shukla (supra), it was submitted that it is open to any unscrupulous person to make any entry any time against anybody's name unilaterally on any sheet of paper or computer excel sheet. There being no further corroborative material with respect to the payment, no case is made out so as to direct an investigation, and that too against large number of persons named in the documents. Such entries have been held to be prima facie not even admissible in V.C. Shukla's case (supra). He urged that in case investigation is ordered on the basis of such documents, it would be very dangerous and no constitutional functionary/officer can function independently, as per the constitutional imperatives. No case is made out on the basis of material which is not cognizable in law, to direct investigation.

...

21. We are constrained to observe that the Court has to be on guard while ordering investigation against any important constitutional functionary, officers or any person in the absence of some cogent legally cognizable material. When the material on the basis of which investigation is sought is itself irrelevant to constitute evidence and not admissible in evidence, we have apprehension whether it would be safe to even initiate investigation. In case we do so, the investigation can be ordered as against any person whosoever high in integrity on the basis of irrelevant or inadmissible entry falsely made, by any unscrupulous person or business house that too not kept in regular books of account but on random papers at any given point of time. There has to be some relevant and admissible evidence and some cogent reason, which is prima facie reliable and that too, supported by some other circumstances pointing out that the particular third person against whom the allegations have been levelled was in fact involved in the matter or he has done some act during that period, which may have co-relations with the random entries. In case we do not insist for all these, the process of law can be abused against all and sundry very easily to achieve ulterior goals and then no democracy can survive in case investigations are lightly set in motion against important constitutional functionaries on the basis of fictitious entries, in absence of cogent and admissible material on record, lest liberty of an individual be compromised unnecessarily. We find the materials which have been placed on record either in the case of Birla or in the case of Sahara are not maintained in regular course of business and thus lack in required reliability to be made the foundation of a police investigation."

53. A plain reading of the foregoing clearly establishes the legal principle that it is always possible for any unscrupulous person to unilaterally record entries against any person in loose sheets, diaries, pen drives, computer excel sheets or similar material, without any underlying transaction. Such material, not being :-34-: ITA. No.:960Chny/2025 maintained in the regular course of business, lacks evidentiary value in the eyes of law unless supported by cogent corroborative evidence. Accordingly, in the present case also, the notings contained in loose sheets and diaries seized during the course of search, being uncorroborated and not forming part of the regular books of account, do not have any evidentiary value, and therefore, no addition can be sustained solely on the basis of such material without correlating to the property transaction held by the assessee.

54. A similar view has been expressed by the Hon'ble Karnataka High Court in the case of Sunil Kumar Sharma v. DCIT [2022] 448 ITR 485 (Karnataka), which pertains to an income-tax matter. In the said decision, the Hon'ble High Court, placing reliance upon the judgment of the Hon'ble Supreme Court in Common Cause (A Registered Society) v. Union of India (supra), held that loose sheets of paper or diaries found during the course of search, which are not established to form part of the books of account regularly maintained by the assessee, do not constitute material evidence and, therefore, cannot be relied upon or used against the assessee. The relevant extract of the judgment is reproduced hereinbelow:

"26. It is established in law by the Hon'ble Apex Court that a sheet of paper containing typed entries and in loose form, not shown to form part of the books of accounts regularly maintained by the assessee or his business entities, do not constitute material evidence. Following the law declared by the Hon'ble Apex Court, we are of the view that the action taken by the respondent/Revenue against the Assessee based on the material contained in the diaries/loose sheets, are contrary to the law declared by the Hon'ble Apex Court. In that view of the matter, impugned notices issued under section 153C of the Act, based on the loose sheets/diaries are contrary to law, which require to be set aside in these writ appeals, as the same are void and illegal."

55. We find that the Ld.CIT(A) by pacing reliance on the judgment of the Hon'ble Delhi High Court in CIT Vs Sant Lal [2020] 118 taxmann com 432 (Del) has rightly held that the impugned loose sheets relied upon by the AO was neither seized from the premises of the assessee nor was the same found to be in the handwriting of the assessee. Such material seized in the case of a :-35-: ITA. No.:960Chny/2025 third party which is not in the hand writing of the assessee does not constitute adequate evidence to draw any adverse inference against the assessee.

56. In light of the above facts and judicial precedents we concur with the findings of the Ld.CIT(A) that a narration made in a loose sheet by a third person with scant details cannot be used to fasten tax liability upon the person whose name does not appear at all. In the absence of any corroborative evidence to attribute the entries to such a person. Such seized material is liable to be treated as a dumb document, which does not have any evidentiary value in respect of the entries found therein, unless corroborative evidence is available which can provide necessary reliable basis for deciphering the nature and character of the said entries.

57. Further, we also find that the Ld.CIT(A) has rightly relied upon the decision of this Tribunal in the case of ACIT Vs Satyapal Wassan [TS-5104- ITAT-2007(Jabalpur)-O] (2008) 5 DTR 0202, wherein the Tribunal stressed the importance of gathering corroborative evidence in support of the contents of a document, particularly when the document is bereft of necessary details and is not complete in all respects, by stating as under:

"For the sake of argument if we accept the submission of the learned Departmental Representative that the learned CIT(A) erred in accepting fresh evidence then what is left after ignoring those affidavits is the bare document No. 7 with the bare details as referred to above. The moot question now arises is whether any addition can be made on the basis of that document. We have already pointed out above that this document is bereft of necessary details about year of transaction, ownership of transaction, nature of transaction, necessary code for deciphering the figures. It may be possible that a document may not be complete in all respects as the businessmen or tax evaders may choose to record minimum details on a document and keep the rest in their memory. It is the duty of the AO to carry out necessary investigations by correlating the impugned document with other documents seized, with regular books of account, with record kept by outside agencies, such as banks or financial institutions or debtors/creditors and finally, by recording the statements of concerned parties so as to fill up the gaps in confirming the inference arising from the documents for a proper charge of tax. Such correlation is necessary unless the document is capable of speaking giving full details so as to enable any intelligent person to find out the nature of transaction, the year of transaction, the ownership of the transaction and quantum thereof. Even in that situation, :-36-: ITA. No.:960Chny/2025 it is necessary to give opportunity to the assessee to offer his explanation and investigation be carried out to strengthen the direct inference arising from this document."

58. We further draw support from the coordinate bench decision of this Tribunal in the case of Riveria Properties Private Limited Vs ITO in ITA No.250/MUM/2013, wherein it was held that the AO is required to bring further evidence on record to show that the money was actually exchanged between the parties in a case where there is no other evidence on record to prove that on-money was paid except the loose sheet found in the premise of a third party and admission made by the third party. The relevant part of the said decision is reproduced as under:

"In the present case on hand, except loose sheet found in the premises of third party and admission made by the third party in their assessment proceedings, there is no other evidence on record to prove that on money is paid. The assessing officer, without brought on record any evidence to prove that on money is exchanged between the parties, merely harping upon the loose sheet and the third party admission, which cannot be considered as conclusive evidence against the assessee to bring on money to tax as undisclosed income. The AO is required to bring further evidence on record to show that actual on money is exchanged between the parties, but literally failed to do so. The A.O. did not conduct any independent enquiry relating to the value of the property instead, merely relied upon the statement given by the purchasers of the property, which is not correct. Further, there is no proof of origin and destination of on money. The A.O failed to prove the source of the purchasers as to how the money was arranged and also failed to prove the deployment of unaccounted money by the seller by any form of evidence. Under these circumstances, based on paper jottings as conclusive evidence on money cannot be brought to tax as income from undisclosed sources."

59. We further concur with the findings of the Ld. CIT(A) that the Hon'ble Supreme Court in the case of K.P.Varghese v. ITO (1981) 131 ITR 597 has clearly laid down the principle that the onus of establishing that the necessary conditions of taxability are fulfilled rests upon the Revenue. The Hon'ble Apex Court has further observed that to cast the burden upon the assessee to prove a negative fact namely, that no consideration beyond the declared value has been received is to impose an almost impossible obligation. The Hon'ble Court has held that it is incumbent upon the Revenue to adduce cogent evidence to :-37-: ITA. No.:960Chny/2025 corroborate the contents of any seized material before alleging that the assessee was in receipt of undisclosed consideration.

60. In the facts of the present case, we find that the AO has failed to discharge such burden. No independent enquiry or corroborative evidence has been brought on record to substantiate that the assessee indeed paid any on-money as purportedly reflected in the impugned seized documents.

61. We also agree with the Ld.CIT(A) that though the strict provisions of the Indian Evidence Act do not apply to income-tax proceedings, the settled legal position is that the AO cannot make a pure guess or an addition without any supporting material. The addition must be based on reliable and corroborative evidence, particularly when the material relied upon has been recovered from a third party. In the present case, the seized loose sheets and notepads were recovered from a third-party premises and are admittedly not in the handwriting of the assessee or any of the vendors. In the absence of any supporting evidence to demonstrate that the alleged payments actually materialised, such loose papers can only be considered "dumb documents", incapable of being used as the sole basis for addition. Hence, the conclusion drawn by the AO solely on the basis of the said uncorroborated documents is untenable.

62. We also find support from various decisions of this Tribunal on identical facts, wherein it has been held that additions cannot be made solely on the basis of loose sheets found from third-party premises. The relevant decisions of the jurisdictional Bench are as under:

• DCIT, Central Circle-2(2) v. Shri Karuppagounder Palaniswami and vice-versa, ITA Nos. 125 to 127/Chny/2023 and ITA Nos. 214 to 215/Chny/2022, order dated 03.04.2024.
• DCIT, Central Circle-2(4) v. Shri Vaithilingam and vice-versa, ITA Nos. 604 to 606/Chny/2023, order dated 03.04.2024.
:-38-: ITA. No.:960Chny/2025 • DCIT, Central Circle-2(4) v. Shri O. Panneerselvam and vice-versa, ITA Nos. 581 & 582/Chny/2023, order dated 05.04.2024.

63. In view of the foregoing factual matrix, and respectfully following the ratio laid down in the judicial precedents cited supra, we are of the considered view that, in the absence of any substantive, corroborative, or otherwise reliable evidentiary material brought on record by the AO, the seized loose sheets and note pads relied upon by the AO constitute mere 'dumb documents'. Such documents, being devoid of evidentiary value and lacking any demonstrable nexus with the alleged transactions, are inherently incapable of forming a legally sustainable basis for making an addition on account of the purported on-money payment. Accordingly, the addition of Rs.25,78,98,000/- made by the AO towards unexplained investment u/s.69B r.w.s 115BBE of the Act solely on the basis of the impugned documents is untenable in law and cannot be sustained. We, therefore, find no infirmity in the order passed by the Ld.CIT(A), who has rightly deleted the addition. The order of the Ld.CIT(A) is, therefore, hereby affirmed.

64. We further note that there is no evidence, direct or circumstantial, to substantiate the assertion of the AO that Shri G.Saravanakumar acted as a broker, intermediary or facilitator in relation to the impugned land transaction between the assessee and the vendors. The allegation is based solely on a statement recorded during the course of investigation without any contemporaneous supporting material such as correspondence, brokerage agreement, financial records, or confirmations from any of the parties involved. It is pertinent to observe that the said individual has subsequently filed a detailed retraction letter clearly stating that the entries in his diary do not represent any receipt of cash pertaining to the assessee's land purchase and further clarifying that he had no role in negotiating, arranging, or executing the transfer of consideration. This direct contradiction completely erodes the evidentiary value of the earlier statement and undermines the credibility sought to be attached to it by the AO.

:-39-: ITA. No.:960Chny/2025

65. It is a settled legal proposition, as upheld in various judicial pronouncements, that a statement recorded during the course of investigation, especially when retracted at the earliest opportunity and not supported by any corroborative evidence, cannot form the sole basis for making an addition in the hands of the assessee. The Hon'ble Supreme Court and various High Courts have repeatedly held that a retracted statement must be corroborated by independent and cogent material to have any evidentiary value. In the absence of such corroboration, the statement is entirely unreliable and cannot be elevated to the status of substantive evidence.

66. Further, the principle that suspicion, however strong, cannot take the place of proof, has been consistently upheld by judicial forums. The addition made in the present case appears to rest solely on unverified assumptions and presumptions rather than on verifiable facts or documentary proof. No documentary trail, bank transaction, or confirmation has been presented to establish that any unaccounted consideration passed through the hands of Shri Ganesan Saravanakumar on behalf of the assessee. Likewise, no efforts have been made by the AO to independently examine the vendors or other third parties to corroborate the alleged role of the said individual in the transaction.

67. We also note that the Revenue has not undertaken any inquiry to establish that the retraction is an afterthought or motivated. In the absence of any finding that the retraction lacks credibility or was made under coercion or pressure, the benefit of doubt must necessarily accrue to the assessee. Moreover, without any independent verification of the facts stated in the retraction letter, the reliance placed on the earlier untested statement is misplaced. It is incumbent upon the AO to establish, through positive evidence, that the original statement represented the true factual position.

:-40-: ITA. No.:960Chny/2025

68. In view of the above, the addition made on the strength of an uncorroborated and subsequently retracted statement is unsustainable in law. The Ld.CIT(A) after a detailed examination of the factual matrix and applicable legal principles, has rightly concluded that the addition is devoid of merit and liable to be deleted. We concur with the findings of the Ld.CIT(A) and find no justifiable reason to interfere with the well-reasoned order passed by the Ld.CIT(A).

69. At this stage, we deem it appropriate to refer to the judgment of the Hon'ble Madras High Court in CIT v. P.V. Kalyanasundaram (282 ITR 259). In the said case, a search operation was conducted on the assessee, during which it was noticed that the assessee had purchased certain land which was registered for a consideration of Rs.4.10 lakhs. The Assessing Officer recorded the statement of the seller, wherein the seller admitted that the actual consideration received was Rs.34.35 lakhs, as against the registered value of Rs.4.10 lakhs. Although the seller initially retracted his statement, he subsequently filed an affidavit affirming that the total consideration was Rs.34.85 lakhs, out of which Rs.4.10 lakhs was received by demand draft and the balance in cash. The seller also revised his return of income and offered the entire amount of Rs.34.85 lakhs to tax. Relying solely upon the statement of the seller, the Assessing Officer treated the difference of Rs.30.75 lakhs as undisclosed income of the assessee-purchaser and made the corresponding addition. On appeal, the CIT(A) deleted the addition. The Tribunal upheld the order of the CIT(A) by observing that the seller had given conflicting statements at different stages, and his subsequent admission of the higher consideration along with payment of tax thereon was an apparent attempt to protect himself from further action by the Department. The Tribunal further held that, apart from the statement of the seller, the Assessing Officer had not conducted any independent inquiry, nor discharged the burden of establishing that the assessee had in fact paid consideration of Rs.34.85 lakhs. It was observed that no material was brought on record to indicate that the assessee had :-41-: ITA. No.:960Chny/2025 understated the purchase consideration. In the appeal filed by the Revenue, the Hon'ble High Court concurred with the findings of the Tribunal, observing as under: -

"5. We heard counsel. The seller had initially given conflicting statement about the sale consideration he received. When confronted by the Revenue on 11-12-1998, the seller admitted that he had deposited Rs. 4.10 lakhs received through draft in the bank and the rest amount was held by him in cash. The Revenue authorities could well have seized the cash invoking section 132 of the Act, but for obvious reasons this was not done. Had the cash been seized from the seller, the matter would have been concluded in favour of the Revenue. In a subsequent submission, the seller claimed on 20-11-2000 that he had paid Rs. 15 lakhs out of the sale proceeds to settle old family debts, Rs. 4.80 lakhs for construction of house in Pullkasi Village and the balance was advanced to parties for keeping Rs. 2 lakhs and Rs. 3 lakhs in the house for family expenses and educational expenses of his daughter, respectively. It was also noted that the revised return was filed by the seller wherein he had shown approximately Rs. 2.5 lakhs being available with him in cash. Even after giving the retraction and admitting that he had sold the property for a sale consideration of Rs. 4.10 lakhs, the seller filed his income-tax return on 28-1-2000, wherein he did not admit the cash on money consideration for the sale transaction. Subsequently he revised the income-tax return wherein he admitted the sale consideration and showing Rs. 4.80 lakhs out of the above as utilised for construction of residential house property and consequently claiming exemption under section 54, the seller filed the computation of income paying Rs. 1,83,576 as tax, which was quite evident from the conflicting statements given by the seller and the conflicting income-tax returns filed by him that his action of admitting sale consideration and paying tax was nothing but an obvious effort to save from further harassment from the Revenue and escape from the exigibility of tax on undisclosed income of the cash consideration under section 158BD of the Act, which in magnitude would far exceed the tax paid by him. The burden of proving actual consideration in such transaction was that of the Revenue. The Tribunal had given factual finding and held as follows :
"We find that it is the uniform view of the courts and also held by the Apex Court as reported in K.P. Varghese v. ITO [1981] 131 ITR 597 the burden of proving actual consideration in such transaction is that of the Reve-nue. Considering the entire gamut of the case, we find that the Revenue has failed to discharge its duties and as held by the learned Commissioner of Income-tax (Appeals) instead made up a case on surmises and conjectures which cannot be allowed. Under the circumstances, we do not find any infirmity in the order of the learned Commissioner of Income-tax (Appeals) and we uphold the appellate order in this regard."

6. We also found that the Assessing Officer did not conduct any independent enquiry relating to the value of the property purchased. He merely relied on the statement given by the seller. If he would have taken independent enquiry by referring the matter with the Valuation Officer, the controversy could have been avoided. Failing to refer the matter was a fatal one.

:-42-: ITA. No.:960Chny/2025

7. In view of the foregoing conclusions, we find no error in the order of the Income-tax Appellate Tribunal and requires no interference. Hence no substantial questions of law arises for consideration of this Court. Accordingly, the above tax case is dismissed. No costs."

70. The above findings of the Hon'ble High Court as well as the lower appellate authorities are noted to have been affirmed by the Hon'ble Supreme Court in their order reported in 294 ITR 49. In our considered view, the ratio laid down in the aforesaid judicial precedent is squarely applicable to the facts of the present case. The factual matrix in the assessee's case is akin to that in the decided matter. In the present case, it is an undisputed fact that the AO has not carried out any independent valuation exercise except relying on unverified public domain data to ascertain the actual value of the property transacted. Further, we note that the seized materials, on a standalone basis, do not establish that the noting therein pertain to the assessee, nor do they prove that any payments were made by him. In the absence of cogent material linking the said document to the assessee or substantiating the alleged payment of on- money, the reliance placed by the AO on such noting is misplaced. Accordingly, we are of the considered opinion that the aforesaid judgment of the Hon'ble jurisdictional High Court fully supports the findings recorded by the Ld.CIT(A). Therefore, we find no infirmity in the order of the Ld.CIT(A), and thus uphold the same.

71. In view of the foregoing discussion, and having regard to the totality of facts and circumstances of the case, we find no infirmity in the well-reasoned order passed by the Ld.CIT(A). The Ld.CIT(A) has, after due appreciation of the material placed on record and in accordance with the applicable legal principles, rightly deleted the addition of Rs.25,78,98,000/- made by the AO u/s.69B r.w.s 115BBE of the Act, on account of alleged unexplained investment. We do not find any justification to depart from the findings recorded by the Ld.CIT(A), which remain uncontroverted by the Revenue with cogent evidence. Accordingly, the grounds of appeal raised by the Revenue are dismissed.

:-43-: ITA. No.:960Chny/2025

72. In the result, the appeal filed by the Revenue is dismissed.

Order pronounced in the court on 05th December, 2025 at Chennai.

                        Sd/-                                    Sd/-
                 (एस एस व वने र व)                        (एस. आर. रघुनाथा)
            (S.S. VISWANETHRA RAVI)                    (S. R. RAGHUNATHA)
            या यक सद य/Judicial Member            लेखा सद य/Accountant Member

      चे नई/Chennai,

      .दनांक/Dated, the 05th December, 2025

      SP

      आदे श क* ( त0ल प अ1े षत/Copy to:

      1. अपीलाथ'/Appellant

      2. ()यथ'/Respondent

      3.आयकर आय2
               ु त/CIT- Chennai/Coimbatore/Madurai/Salem

      4. वभागीय ( त न ध/DR

      5. गाड% फाईल/GF