Income Tax Appellate Tribunal - Hyderabad
Paragon Printers, Hyderabad vs Assessee
IN THE INCOME TAX APPELLATE TREIBUNAL
HYDERBAD BENCH 'B'
BEFORE SHRI N.R.S. GANESAN, JUDICIAL MEMBER AND SHRI
CHANDRA POOJARI, ACCOUNTANT MEMBER
ITA Nos.90 to 96/Hyd/2009
Asst.Years: 1999-2000 to 2005-06
M/s Paragon Printers,
Hyderabad.
PAN AADFP2138B ..
Appellant
Versus
Dy.Commissioner of
Income tax, Central Circle 3,
Hyderabad.
.. Respondent
ITA Nos. 97 TO 103/Hyd/2009
Asst.Years: 1999-2000 to 2005-06
M/s Dada Prints,
Hyderabad.
PAN AACFD1624K .. Appellant
Versus
Dy.Commissioner of
Income tax, Central Circle 3,
Hyderabad. .. Respondent
Appellant by : Shri A.V.Raghuram, Advocate
Respondent by: Smt. Vasundhara Sinha, CIT-DR
2 ITA Nos.90 to 103/Hyd/2009
M/s Paragon Printers & Another
ORDER
Per N.R.S.Ganesan, Judicial Member:
All the above appeals relate to two independent assessees arising out of the search operation conducted on 14-10-2004 and are directed against the order of the CIT(A) I, Hyderabad dt. 10-11-2008.
2. Since common issue arises for consideration in all these appeals, we have heard the same together and disposing of the same by this common order.
3. Shri A.V.Raghuram, learned counsel for the assessees submitted that there was search operation in the premises of the assessees u/s 132 of the Income tax Act, 1961 (the Act) on 14-10-2004. According to the learned counsel, incriminating material said to be seized during the course of search operation does not relate to the present assessees. The learned counsel further submitted that during the course of search operation the revenue authorities obtained statements from Shri Md.Riyasuddin, who categorically stated that there are no transactions which is not recorded in the regular books of account. The learned counsel submitted that the copy of statement is available at page 149 of the paper book. The learned counsel further submitted the assessee leased out the premises to M/s Prince Printers. Therefore, the materials found during the course of search operation may relate to those persons who took the premises on lease from the assessee.
4. Referring to the copies of the statements at page 154 of the paper book, the learned counsel pointed out that Mr.Md.Riyasuddin categorically said that there was no suppression of sales. Therefore, 3 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another according to the learned counsel for the assessee, the statement said to have been recorded during the course of search operation does not support the case of the revenue. The learned counsel further submitted that Md. Riyasuddin retracted his statement. The retracted statement is available at page 167 of the Paper Book. Therefore, the revenue cannot place any reliance on such statements recorded u/s 132 (4) of the Act.
5. Referring to the statements at page 157 and 158 of the paper book, the learned counsel pointed out that the materials available with the Assessing Officer does not relate to the present assessees. The learned counsel further pointed out that the copies of the seized material are available in page 60 to 145 of the paper book. The learned counsel further pointed out that the partner from whom the statement was recorded retired in the year 2002 itself. On the date of the recording of the statement, Shri Md.Riyasuddin is not a partner of the assessee firm. According to the learned counsel, in the absence of any material there can not be any addition as undisclosed income u/s 153(A) of the Act.
6. The learned counsel for the assessee further submitted that the statements obtained by the revenue authorities are not from the partners of the assessee firms. Moreover, the material found during the course of search operation relates to third parties and not the assessees. According to the learned counsel, the revenue authorities have to frame the assessment u/s 153A on the basis of the material found during the course of search operation. The Assessing Officer cannot travel beyond the material found during the course of search operation. The learned counsel for the assessee placed reliance on the decision of the Jaipur Bench of this Tribunal in ACIT v. Smt.Radha Rani (2006) 101 TTJ 1017 (Jaipur) and submitted that the Assessing Officer has to confine himself only to the material found during the course of search operation. The 4 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another learned counsel has also placed reliance on the decision of the unreported decision of this Bench of the Tribunal in Shri Raghumudri Srihari v. ACIT in IT (SS) A 87/Hyd/2004 dt.30-6-2009.
7. Referring to the seized material, the learned counsel for the assessee pointed out that the spiral bound diary which was said to have been seized during the course of search operation was written in English and Hindi. The partner cannot write in English and therefore, it is not the partner's handwriting. This does not relate to the present assessees. The learned counsel further pointed out that the material found during the course of search operation does not relate to the assessees. Moreover, the so called sales made on the basis of the seized material does not relate to the assessees at all. Furthermore, the department has no material to suggest that any sales were suppressed by the assessees. Therefore, according to the learned counsel the addition made by the assessing officer is not supported by any material found during the course of the search operation.
8. Referring to the remand report filed by the Assessing Officer before the CIT(A), the learned counsel submitted that the so called spiral bound diary was not found in the business premises of the assessees or in the premises of the partners. The learned counsel further submitted that there is no ledger account in the books of the assessee firm as observed by the Assessing Officer in the remand report. Referring to one of the seized material marked as 'PAR/RES/1' the learned counsel pointed out that the report of the Assessing Officer does not say that the seized material relates to the particular assessee. The Assessing Officer simply drew an inference on the basis of assumption without any supporting material.
5 ITA Nos.90 to 103/Hyd/2009M/s Paragon Printers & Another
9. Referring to the seized material, the learned counsel pointed out that there was a variation with regard to the figures and the letters written in Hindi. Referring to one of the seized material, the learned counsel pointed out that single digit with decimals or two digits as 0.30 and 30 is found in the seized material. Like this, there is a variation in respect of the numbers mentioned in numerical and in Hindi language. Therefore, it is obvious that the seized material does not relate to the assessee. The assessing officer could not record any findings whether the single digit numerical refers to, tens, hundreds or any other decimals. Moreover, the figure in the seized materials leads to negative figure. The assessing officer cannot co-relate any of the seized materials with the books of the assessee. Therefore, the Assessing Officer cannot make any addition on the basis of the material found during the course of search operation. The learned counsel further pointed out that it is not correct to say that the seized materials represents advance and sales. The learned counsel further submitted that both authorities below has not established that
1. Who wrote the books seized
2. What is the figure in the seized book represents i.e. whether it is tens, hundreds or any other figures.
3. In the absence of any materials to suggest that the raw materials were purchased outside the books, how finished goods could be manufactured and sold outside the books of accounts?
4. How the assessee is receiving advance for sale in the absence of any materials.
5. How the entries in the seized book tallies with books maintained by the assessee.
6. In the absence of any materials, whether any presumption could be drawn that the seized books belongs to the assessee.
6 ITA Nos.90 to 103/Hyd/2009M/s Paragon Printers & Another According to the learned counsel, since the assessing officer failed to establish above said factual aspects, there cannot be any addition in the hands of the assessee. The learned counsel further pointed out that Dada Prints stopped their business from 31.3.2004 except sale of closing stocks. Even though, the assessing officer refers the so called parties to whom the assessee was said to have made sales outside books of account, the assessing officer has not made any enquiry to find out whether the assessee sold any materials outside the books of accounts. The learned counsel further submitted that the estimation of profit at 35% of estimated turnover is arbitrary and highly excessive. According to the learned counsel, the net profit of Dada Prints for the assessment years 1999-2000 to 2005-06 is 1.57% and in the case of Paragon Printers for the same period is 1.64%
10. On the contrary, Smt.Vasundhara Sinha, learned departmental representative submitted that she is placing reliance on the observation made by the Assessing Officer in the assessment order as well on the remand report and on the observations of the CIT(A) in the appellate order. Referring to page 10 of the order of the CIT(A) the learned departmental representative pointed out that it is not correct to say that Shri Md.Riyasuddin is not a partner of the firm. Shri Md.Riyasuddin was a partner till the year 2002. Thereafter his son Shri Md.Zafruddin became the partner of the assessee firm. One Mr.Md.Kanizuddin was also a partner along with Zafruddin. The search material was found in the residence of Shri Md.Kanizuddin. The spiral bound diary marked as A/PPF/35 was seized from the premises of M/s Paragon Printers. Therefore, it is not correct to say that the statements were not recorded from the partners of the firm and the material found during the search operation do not relate to the assessees. According to the learned 7 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another departmental representative, during the course of search operation the partners admitted that there was suppression of turnover. Therefore, the Assessing Officer rightly rejected the books of account and estimated the turnover and estimated the profit thereon.
11. The learned departmental representative placed reliance on the decision of the Ahmedabad Bench of this Tribunal in Manharlal Kasturchand v. ACIT (1997) 61 ITD 55 and submitted that an admission of the partner of the firm can be a best evidence for making assessment in the hands of the partnership firm. The subsequent retraction cannot be a reason to ignore the statement already made. The learned departmental representative also placed reliance on the decision of the Mumbai Bench of this Tribunal in Param Anand Builders Pvt.Ltd. v. ITO (1996) 59 ITD 29 and submitted that when the search was conducted in the premises of partners with independent witnesses and in the absence of any material to indicate that the assessees were tortured or harassed by the revenue authorities, the statement recorded u/s 132(4) cannot be ignored at all. The learned departmental representative also placed reliance on the decision of the Mumbai Bench of this Tribunal in Hiralal Mangalal v. DCIT (2005) 96 ITD 113 (Mum) and submitted that when the assessee made a voluntary statement during the course of search operation u/s 132 (4) of the Act, they cannot be permitted to turn around and make the declaration against the statement given u/s 132(4) of the Act. Referring to the remand report, the learned departmental representative pointed out that the assessee has written the diary in the coded form and on a deep analysis, the entries in Hindi are made on different dates are same as written against a particular party in English. According to the learned departmental representative, there is only a difference of coding in figures as 0.30 and 30 but there is no difference in coding of the party's name. According to the learned departmental 8 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another representative each page of the diary contains individual ledger account of various parties and it was consolidated on the first page. In view of this material available on record, it is not correct to say that the Assessing Officer has not made the assessment on the basis of the material found during the course of search operation. The learned departmental representative further pointed out that the assessment has been framed on the basis of the material available on record. Therefore, the CIT(A) rightly confirmed the addition.
12. We have considered the rival submissions on either side and perused the materials on record. Admittedly, the search was conducted at the premises of both the assessees on 14-10-2004. Therefore the assessment has to be framed under Chapter XIV of the Act. The first objection of the learned counsel for the assessee is that the Assessing Officer has to confine himself to the material found during the course of search operation for the purpose of framing the assessment. We are unable to accept the contention of the learned counsel for the assessee. Section 158BI of the Act inserted by Finance Act, 2003 w.e.f. 1-6-2003 clearly says that the provisions of Chapter XIVB shall not apply in respect of searches initiated after 31-5-2003. Therefore Chapter XIVB which provides a special procedure for assessment of undisclosed income in search cases, more particularly sec.158BB is not applicable to the assessee since the search admittedly was conducted on 14-10-2004 i.e. after 31-5-2003. Sec.158BB(1) provides for assessment of undisclosed income on the basis of materials found during the course of search operation or the information available with the Assessing Officer which is relatable to the materials found during the course of search operation. In view of sec.158 BI this section viz., 158BB(1) is not applicable to the assessee. Therefore, the Assessing Officer need not confine himself to the material found during the course of search operation. In other 9 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another words, it is open to the Assessing Officer to place reliance on all materials including the material found during the course of search operation for the purpose of framing the assessment order. We have also carefully gone through the provisions of sec.153A. Sec.153A does not say that the Assessing Officer has to confine himself only to the materials found during the course of search operation as it is provided in sec.158BB(1). Therefore, it is obvious that for the purpose of framing assessment u/s 153A which falls under Chapter XIV of the Act, does not require the Assessing Officer to confine himself only to the materials found during the course of search. It does not mean that the Assessing Officer can frame assessment without any material. What we are trying to say is that for the purpose of framing the assessment, the Assessing Officer can very well place reliance on all materials available on file including the material found during the course of search operation. The decision of this Tribunal in Smt. Radha Rani (supra) and Raghumudri Srihari (supra) have not considered the provision of Sec. 158BI of the Act. Moreover, the search took place before 31.5.2003. Hence, these decisions do not apply to the facts of this case. Therefore, the contention of the learned counsel for the assessee that the Assessing Officer has to confine himself for framing the assessment order only on the materials found during the course of search operation is not correct.
13. Now coming to the material available on record, admittedly a spiral bound diary was found during the course of search operation. The contention of the assessee right from the assessment order, before the CIT(A) and before this Tribunal is that the material found during the course of search operation does not relate to the assessees and the sales found to be recorded in the material found during the course of search operation is not related to the assessees. The assessees also contended before the lower authorities that the entries made in the spiral bound 10 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another diary do not relate to suppressed sales. In spite of specific contention of the assessee, the lower authorities have not given any finding how the materials available on record relate to the assessees and how it relates to the suppressed sales. The CIT(A), based upon some of the caselaws found that profit can be estimated on the basis of materials found during the course of search operation provided the same relates to the assessees. No doubt, profit can be estimated on the basis of material available on record including the material found during the course of search operation. Further, when the assessee contends that the material does not relate to the assessees it is for the authorities below to record a finding as to how the material available on record relates to the assessees. In the absence of such a finding, placing reliance on the material found on record cannot be justified.
14. Now coming to the contention of the learned departmental representative that the statement made u/s 132(4) can be a basis for making the assessment, no doubt assessment order can be passed on the basis of the statement recorded u/s 132(4) provided the same discloses the earning of income by the assessees. The learned counsel for the assessee contended that one of the statements recorded by the lower authorities says that there was no transaction outside the books of account. Therefore, the lower authorities have to examine all the statements available on record and find out whether the assessee earned any income outside the books of account or not. On the basis of materials/evidence, the assessees also can explain that the statements made earlier are not correct.
15. The discrepancies pointed out by the learned counsel for the assessee between the numbers in numerical and words, though the learned departmental representative attempted to point out that there 11 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another was no variation, in our opinion the Assessing Officer has to examine the contention of the assessee and find out whether the noting found in the spiral bound diary relates to the assessees and the words written in coding disclose any income outside the books of account. It is also necessary to examine whether the coding in numerical represents single digit with decimals or two digits. The variation as pointed out by the learned counsel for the assessee was attempted to be reconsidered by the Assessing Officer in the remand report. However, the same was not examined by the Assessing Officer at the time of assessment proceedings and the CIT(A). Therefore, the assessee did not get a fair opportunity to explain the noting made in the spiral bound diary before the Assessing Officer. Therefore, in all fairness in our opinion, the Assessing Officer has to reconsider the entire issue afresh after giving an opportunity to the assessee.
16. Now coming to estimation of profit, the rate of profit has to be estimated after considering all material facts such as, profit of the assessee for earlier years, profit of similarly placed trader in similar line of business, availability of raw materials, labourers, demand in the market etc. In our opinion, the assessing officer shall consider the rate of profit after taking into consideration all the above facts.
17. Accordingly, we set aside the order of the lower authorities and remand the matter to the file of the Assessing Officer. The Assessing Officer shall reconsider the issue afresh in the light of the material available on record and thereafter decide the same in accordance with law after giving a reasonable opportunity of hearing to the assessee. We make it clear that it is open to the Assessing Officer to examine all the material available on record and relatable to the assessee and decide the issue in accordance with law without being influenced by any of the 12 ITA Nos.90 to 103/Hyd/2009 M/s Paragon Printers & Another observations made by this Tribunal in this order or by the CIT(A) in the first appellate order. With the above observation, all the appeals of the assessee are treated as allowed for statistical purposes.
Order pronounced in the Court on 31.8.2010.
Sd/- sd/-
(Chandra Poojari) (N.R.S.Ganesan)
Accountant Member Judicial Member
Date: 31.8.2010
*vnr
Copy of this order forwarded to:
1. S/Shri K.Vasant Kumar & A.V.Raghuram, Advocates, 6-3- 240/3, Saradadevi Street, Premnagar, Khairatabad, Hyderabad.
2. DCIT, Central Circle3,
3. CIT (A) I, Hyderabad.
4. CIT, AP., Hyderabad.
5. DR, ITAT, Hyderabad.