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 2, Cited by 0]

Income Tax Appellate Tribunal - Pune

Assistant Commissioner Of ... vs Shri Kiran L. Mantri,, Latur on 1 August, 2019

             आयकर अऩीऱीय अधधकरण "ए" न्यायऩीठ ऩण
                                              ु े में ।
     IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, PUNE

श्री डी. करुणाकरा राव, ऱेखा सदस्य, एवं श्री ववकास अवस्थी, न्याययक सदस्य के समक्ष ।
 BEFORE SHRI D. KARUNAKARA RAO, AM AND SHRI VIKAS AWASTHY, JM


                 आयकर अऩीऱ सं. / ITA No.1930/PUN/2016
                  यनधाारण वषा / Assessment Year : 2010-11


      Assistant Commissioner of Income Tax,
      Latur Circle, Latur
                                                       .......अऩीऱाथी / Appellant

                                  बनाम / V/s.


      Shri Kiran L. Mantri,
      Mantri Construction,
      Rajiv Gandhi Chowk,
      Ausa Road, Latur

      PAN : AAVPM0197R
                                                       ......प्रत्यथी / Respondent



                   Assessee by         : Shri V.L. Jain
                   Revenue by          : Shri N. Ashok Babu




             सन
              ु वाई की तारीख / Date of Hearing              : 17-07-2019
             घोषणा की तारीख / Date of Pronouncement         : 01-08-2019



                               आदे श / ORDER


PER VIKAS AWASTHY, JM :

This appeal by the Revenue is directed against the order of Commissioner of Income Tax (Appeals)-2, Aurangabad dated 06-06-2016 for the assessment year 2010-11.

2. The Department has filed revised grounds of appeal. The same are as under :

2

ITA No. 1930/PUN/2016, A.Y. 2010-11

"1. On facts and circumstances of the case the CIT(A) erred in deleting the addition of Rs.2,10,000/- u/s. 69C as unexplained expenditure which was paid out of books in a purchase transaction of land at Murud.
2. On facts and circumstances of the case the CIT(A) erred in deleting the addition of Rs.7,00,000/- u/s. 69A which was received out of books in a sale transaction of land.
3. On facts and circumstances of the case the CIT(A) erred in deleting the addition of Rs.76,87,000/- u/s. 69 which was unexplained and received out of books in a transaction of land."

3. Shri V.L. Jain appearing on behalf of the assessee vehemently defending the order of Commissioner of Income Tax (Appeals) submitted that the addition of Rs.2,10,000/- u/s. 69C of the Income Tax Act, 1961 (hereinafter referred to as "the Act") on account of unexplained expenditure made by the Assessing Officer was deleted by the Commissioner of Income Tax (Appeals) as the transaction pertains to Financial Year 2008-09 relevant to the assessment year 2009-10. Any transaction not relating to the impugned assessment year cannot be subject matter of assessment or appeal.

3.1 In respect of ground No. 2 of the appeal relating to addition of Rs.7,00,000/- u/s. 69A of the Act the ld. AR submitted that the addition was made by the Assessing Officer merely on surmises and conjectures. The assessee had received advance of Rs.7,00,000/- against sale of plots comprising in Gat No. 118, 119, 120 and 122 admeasuring 39.10 Sq. Mtrs. The transaction was not complete and hence, the said amount was shown in the books as advance. The Assessing Officer treated the said advance as income of assessee against sale of plots of land. The Commissioner of Income Tax (Appeals) after appreciating the facts of the case and documents on record deleted the addition holding that the advance 3 ITA No. 1930/PUN/2016, A.Y. 2010-11 received against sale of land cannot be treated as income of assessee till the time the transaction is complete.

3.2 In respect of ground No. 3 of appeal the ld. AR submitted that the addition has been made merely on the basis of scribbling on the document seized during survey action. Nowhere against the figures either the date is mentioned or any narration is given establishing nexus with the transaction of sale of land. The assessee had purchased two pieces of land vide two separate registered sale deed dated 15-02-2010. The market value of each parcel of land was Rs.8,00,000/-. Thus, total value of transaction was Rs.16,00,000/- which has been duly reflected in the books of assessee. The Commissioner of Income Tax (Appeals) after examining the seized documents deleted the addition.

4. On the other had Shri N. Ashok Babu representing the Department vehemently defended the assessment order and prayed for reversing the findings of Commissioner of Income Tax (Appeals) on the issues against which the Revenue in appeal.

5. Both sides heard. Orders of authorities below perused. In ground No. 1 of the appeal the Revenue has assailed the action of Commissioner of Income Tax (Appeals) in deleting the addition of Rs.2,10,000/- u/s. 69C on account of unexplained expenditure. The Commissioner of Income Tax (Appeals) has observed that the transaction pertains to Financial Year 2008-09 relevant to the assessment year 2009-10. The Revenue has not controverted these findings of First Appellate Authority. In the absence of any contrary material we find no reason to interfere with the factual findings of Commissioner of Income Tax (Appeals). Since the transaction pertains to the period relevant to assessment year 2009-10, no addition 4 ITA No. 1930/PUN/2016, A.Y. 2010-11 qua such transaction can be made in assessment year 2010-11. The ground No. 1 of the appeal is devoid of any merit and hence, the same is dismissed.

6. The ground No. 2 of the appeal by the Department is against deleting the addition of Rs.7,00,000/- u/s. 69A of the Act. The assessee has admitted that he received Rs.7,00,000/- as advance against sale of plots comprising in Gat No. 118, 119, 120 and 122 at village Murud, Akola. The transaction of sale of land is still pending at the close of Financial Year 2009-10 relevant to the assessment year 2010-11. The Commissioner of Income Tax (Appeals) after appreciating the facts held that the advance cannot be treated as income of assessee till the time transaction is complete. We find no reason to interfere with the reasoned findings of Commissioner of Income Tax (Appeals) on this issue. Hence, ground No. 2 of the appeal by the Department is dismissed sans merit.

7. The third ground of appeal is against deleting the addition of Rs.76,87,000/- on account of unexplained investments. The addition has been made by the Assessing Officer on the basis of document seized during survey action. The said document has been placed on record at page 7 of the paper book. An examination of the document reveal that two figures i.e. 1225000 and 8062000 has been scribbled at the bottom of the page. Thereafter, both the figures have been added and the total of the figures 9287000 is mentioned. A reading of scribbling of the said figures does not reveal as to what these figures represent. The Assessing Officer has presumed that the aggregate figure i.e. 9287000 is the amount of investment made by the assessee for purchase of land. The addition has been made by the Assessing Officer merely on presumption without establishing the link between the said figures with the transaction of 5 ITA No. 1930/PUN/2016, A.Y. 2010-11 purchase of land. The assessee has admitted that two parcels of land were purchased vide two separate sale deeds both dated 15-02-2010. The market value of both the parcels of lands was valued at Rs.8,00,000/- each for stamp duty. The Assessing Officer has not sought any report from the DVO to determine the market value of land before making the addition. We observe that the findings of Commissioner of Income Tax (Appeals) in deleting the addition are justified. Hence, we uphold the same. Consequently, ground No. 3 of the appeal by the Revenue is dismissed being devoid of any merit.

8. In the result, the appeal of Revenue is dismissed.

Order pronounced on Thursday, the 01st day of August, 2019.

                      Sd/-                                      Sd/-
     (डी. करुणाकरा राव/D. Karunakara Rao)        (ववकास अवस्थी / Vikas Awasthy)
     ऱेखा सदस्य / ACCOUNTANT MEMBER               न्याययक सदस्य / JUDICIAL MEMBER


ऩुणे / Pune; ददनाांक / Dated : 01st August, 2019
RK

आदे श की प्रयिलऱवऩ अग्रेवषि / Copy of the Order forwarded to :

1. अऩीऱाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. आयकर आयुक्त (अऩीऱ) / The CIT(A)-2, Aurangabad
4. The Pr. Commissioner of Income Tax-2, Aurangabad
5. ववभागीय प्रयतयनधध, आयकर अऩीऱीय अधधकरण, "ए" बेंच, ऩुणे / DR, ITAT, "A" Bench, Pune.
6. गाडड फ़ाइऱ / Guard File.

//सत्यावऩत प्रयत // True Copy// आदे शानुसार / BY ORDER, यनजी सधचव / Private Secretary, आयकर अऩीऱीय अधधकरण, ऩुणे / ITAT, Pune