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 0, Cited by 2]

Income Tax Appellate Tribunal - Hyderabad

Manpreet Kaur, Hyd, Hyderabad vs Ito, Ward-5(2),Hyd, Hyderabad on 20 December, 2017

          IN THE INCOME TAX APPELLATE TRIBUNAL
         HYDERABAD BENCHES "B" (SMC), HYDERABAD

     BEFORE SHRI B. RAMAKOTAIAH, ACCOUNTANT MEMBER

                     I.T.A. No. 1181/HYD/2016
                      Assessment Year: 2011-12

        Smt. Manpreet Kaur,           The Income Tax Officer,
        HYDERABAD                  Vs Ward-5(2),
        [PAN: BGWPK1935M]             HYDERABAD

              (Appellant)                     (Respondent)

            For Assessee     : Shri B. Shanthi Kumar, AR
            For Revenue      : Ms. K.J. Divya, DR

                Date of Hearing           :   07-12-2017
                Date of Pronouncement     :   20-12-2017

                               ORDER

This is an appeal by assessee against the order of the Commissioner of Income Tax (Appeals)-4, Hyderabad, dated 24-06-2016, for the AY. 2011-12. The grounds raised by assessee are as under:

"1. The CIT(Appeals) erred both in law and on facts in confirming addition to the extent of Rs. 8,38,000/- out of addition of Rs. 12,78,000/-.
2. The CIT(Appeals) ought to have accepted assessee's explanation for the sources of entire deposits into the bank and deleted the addition of Rs. 12,78,000/- instead of confirming addition to the tune of Rs. 8,38,000/-".

Ground No. 3 is general in nature.

2. Briefly stated, assessee is an individual and has income from deposits by way of interests. During the year, the Assessing Officer (AO) noticed that assessee had deposits in bank account and on getting explanation, treated the following deposits as 'unexplained'.

I.T.A. No. 1181/Hyd/2016 :- 2 -:

          Sl.No.     Particulars          Date        Amount (Rs.)
          1        Cash Deposit        12.06.2010        2,00,000
          2        Cash Deposit        14.06.2010        1,70,000
          3        Cash Deposit        26.07.2010          90,000
          4        Cash Deposit        09.09.2010        1,50,000
          5        Cash Deposit        01.10.2010        1,00,000
          6        Cash Deposit        23.10.2010          48,000
          7        Cash Deposit        09.12.2010        5,00,000
          8        Cash Deposit        18.03.2011          20,000
                       Total:                           12,78,000


2.1. It was the explanation of assessee that the deposits are earlier withdrawals and return of advances on which interest was offered partly in last year and partly in the year. AO did not accept the explanation.

3. Before the Ld.CIT(A), assessee explained as under:

"4. The appellant contends that the AO is not justified in rejecting the explanation without considering the full facts of the case. This is because-

(a) No reason is mentioned for rejecting the availability of opening cash balance of Rs. 79,517/-

(b) When it was submitted that the loans amounting to Rs. 5,85,000/- given on interest was received back and that the loans being petty in nature therefore the names and addresses could not be given, the AO is not justified in giving credit. On this very amount interest of Rs. 1,16,400/- was disclosed in the preceding year and interest of Rs. 58,150/- is disclosed in this year.

(c) Without mentioning anything in the assessment order, the AO rejected the explanation that the appellant had withdrawn Rs. 7,40,000/- from the same account. As this remained unutilized, was available for depositing in the bank. This claim is supported by the decision of ITAT, Hyderabad Bench 'A' in ITA No.469/Hyd/2014 dt. 27-03-2015 in the case of C. VAmsi Mohan Vs. ITO, Ward-1, Nandyal.

In the light of the above facts and judicial pronouncement, the appellant prays for deleting the addition of Rs. 12,78,000/- and oblige".

I.T.A. No. 1181/Hyd/2016 :- 3 -:

4. Ld.CIT(A) has considered and decided the issue as under:
"6. I have carefully considered the assessment order and the submissions of the appellant. During the course of appeal proceedings, the cash flow statement was submitted by the appellant. On verification of the cash flow statement, it is observed that there is cash deposits of Rs. 80,000/- on 04-06-2010, Rs. 2,00,000/- on 12-06-2010 and Rs. 1,70,000/- on 14-06-2010, totaling to Rs. 4,50,000/-. For which there is no sources explained by the appellant. Therefore, the addition of Rs. 4,50,000/- confirmed. However, this amount was available as cash and next on 14-06-2010, there is fixed deposit of Rs. 4,00,000/- which needs to be treated as explained. Again there are cash balances on 26-07-2010 of Rs. 90,000/-, on 09-09-2010 of Rs. 1,50,000/-, on 01-10-2010 of Rs. 1,00,000/- and on 23-10-2010 of Rs. 48,000/- totalling to Rs. 3,88,000/-. These amounts to be treated as not explained, therefore to be confirmed.
7. The cash withdrawal shown in the statement on 01-10-2010, of Rs. 2,00,000/-, the appellant explained it as bank loan, therefore the same is considered as explained. On 02-12-2010 there is deposits of Rs. 4,01,578/-, for which the appellant explained that the said amount was received on closing of earlier FD made along with interest of Rs. 4,00,000/-. Hence, this amount to be considered as explained".

5. It was the contention of Ld. Counsel that Ld.CIT(A) should have accepted assessee's contentions, but wrongly confirmed the amount to an extent of Rs. 8,38,000/-, whereas an amount of Rs. 10,00,000/- was treated as 'explained'.

6. Ld.DR relied on the orders.

7. I have considered the rival contentions and examined the statement of affairs and bank statement placed on record. The order of Ld.CIT(A) is partly correct and partly misleading on facts. While accepting the amount of deposits at Rs. 4,50,000/- upto 14-06-2010, Ld.CIT(A) considered a deposit of Rs. 80,000/- on 04-06-2010. There is no such deposit on that day. Even the AO's deposits listed in the order starts from 12-06-2010, as first cash I.T.A. No. 1181/Hyd/2016 :- 4 -:

deposit which is verifiable from bank statement as well. Therefore, without relying fully on the order of Ld.CIT(A), the issue is reconsidered as under:
a) The first set of deposits to the tune of Rs. 3,70,000/- was on 12-06-2010 & 14-06-2010 for which assessee drew an amount of Rs. 3,20,000/- on 05-04-2010 and 08-04-2010.

Only if the cash balance on hand is accepted, then the deposits on those days stands explained;

b) The next set of deposits are from 26-07-2010 to 23-10-2010 totalling to Rs. 3,88,000/-. There are no withdrawals from bank a/c to support. Explanation was that these are sourced from earlier advances, shown as debtors in Balance Sheet in last year and interest earned.

c) The third set of deposit was on 09-12-2010 of Rs. 5,00,000/- again for which there is a withdrawal of Rs. 2,00,000/- on 07-12-2010. Balance not supported by withdrawals.

d) The last deposit of Rs. 20,000/- on 08-03-2011 was sourced from earlier withdrawals of Rs. 10,000/- each on 03-03-2010 and 09-03-2010. This can be explained.

Thus, Rs. 50,000/- extra deposit in item (a), Rs. 3,88,000/- in item

(b) and Rs. 3,00,000/- and in item (c) require explanation.

8. Assessee has not placed the earlier year statements or this year statements of Balance Sheet and P&L A/c on record, so as to verify the contention that these are sourced from cash balance and I.T.A. No. 1181/Hyd/2016 :- 5 -:

debtors and interest. Since these details are not placed on record, the veracity of them could not be verified. Even the AO or CIT(A) has not commented about that. Therefore, I am of the opinion that the AO is required to verify the statements of earlier year and of this year to see whether the contention of assessee is correct. In case of existence of debtors and cash balance of earlier year and there is corresponding reduction of balances in this year, then AO can give credit to that extent. In case, the cash balance and debtors have increased, AO can give opportunity to assessee and then may confirm to that extent. These require verification of statements already filed with the returns. Assessee should be given opportunity to explain. Thus, out of the amount of Rs. 8,38,000/- confirmed by Ld.CIT(A), an amount of Rs. 7,38,000/- is restored to the file of AO for necessary verification and balance is considered as explained. Grounds are partly allowed for statistical purposes.

9. In the result, appeal of assessee is partly allowed for statistical purposes.

Order pronounced in the open court on 20th December, 2017 Sd/-

(B. RAMAKOTAIAH) ACCOUNTANT MEMBER Hyderabad, Dated 20th December, 2017 TNMM I.T.A. No. 1181/Hyd/2016 :- 6 -:

Copy to :
1. Smt. Manpreet Kaur, C/o. B. Shanthi Kumar, Advocate, 111, Taramandal Complex, 5-9-13, Saifabad, Hyderabad.
2. The Income Tax Officer, Ward-5(2), Hyderabad.
3. CIT (Appeals)-4, Hyderabad.
4. Pr.CIT-4, Hyderabad.
5. D.R. ITAT, Hyderabad.
6. Guard File.