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 - Chennai

Aruljothi Exports Pvt Ltd , Tirupur vs Acit , Circle - 2 , Tirupur on 26 July, 2023

आयकर अपीलीय अिधकरण "बी" ायपीठ चे ई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, CHENNAI माननीय ी महावीर िसं ह, उपा ! एवं माननीय ी मनोज कुमार अ&वाल ,ले खासद) के सम!।

         BEFORE HON'BLE SHRI MAHAVIR SINGH, VP AND
          HON'BLE SHRI MANOJ KUMAR AGGARWAL, AM

                आयकरअपील सं    ./ ITA No.1089/Chny/2022
               (िनधा*रण वष* / Assessment Year: 2014-15)
     M/s. Aruljothi Exports Private Limited        ACIT,
     70C, Karupparayan Koil Street,          बनाम Circle-2,
     Main Road, Samalapuram,                 / Vs. Tirupur.
     Tirupur-641 663.

थायीले खासं ./जीआइआ रसं ./PAN/GIR No. AADCA-7439-F (अ पीलाथ /Appellant) : ( थ / Respondent) अपीलाथ कीओरसे / Appellant by : Shri S.Sridhar (Advocate-Erode)-Ld.AR थ कीओरसे /Respondent by : Shri D.Hema Bhupal (JCIT)- Ld. DR सु नवाईकीतारीख/Date of Hearing : 03-07-2023 घोषणाकीतारीख /Date of Pronouncement : 26-07-2023 आदे श / O R D E R Manoj Kumar Aggarwal (Accountant Member)

1. Aforesaid appeal by assessee for Assessment Year (AY) 2014-15 arises out of the order of learned Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi [CIT(A)] dated 18-11-2022 in the matter of an assessment framed by Ld. Assessing Officer [AO] u/s. 143(3) of the Act on 18-11-2022. The grounds taken by the assessee are as under: -

1. The order of the learned CIT(A) is bad and erroneous in law and against principles of natural justice.
2. The learned ClT(A) erred in not considering the replies and written submissions filed by the appellant in proper perspective.
2 ITA No.1089/Chny/2022
3. The finding of the 1eamed CIT(A) in para-6.4, page- 12 of the order , that NORMALLY THE DETAILS FILED BY THE ASSESSEE ARE ACCEPTED BY THE COMMERCIAL TAX AUTHORITY is highly perverse, for the decisions of the Madras High Court reported in 273 ITR 262 and 352 lTR 484 were not considered at all, leave alone considering the same in proper perspective.
4. The learned CIT(A) erred in not considering the fact that the addition was made by the Assessing officer without rejecting the books of accounts and without pointing out any defects in the books of accounts.
5. The learned CIT(A) erred, in not considering the fact that the Assessing officer, while accepting the similar method of valuation of stock in the immediately previous assessment year, erred in rejecting the same in the subsequent assessment year, thereby deviating from the rule of consistency.
6. The learned ClT(A) erred in not considering the material fact that there was an increase in revenue as well as increase in the net profit of the appellant in the immediately previous assessment year as well as in the impugned year."

As is evident, the sole grievance of the assessee is against confirmation of addition on account of valuation of stock. The assessee being resident corporate assessee is stated to be engaged in trading of cloth and job work. Having heard rival submissions and upon perusal of case records, the appeal is disposed off as under.

Assessment Proceedings 2.1 During the course of assessment proceedings, the Ld. AO alleged that the assessee reflected low value of closing stock and therefore, there was shortage in closing stock to the extent of Rs.197.29 Lacs which was computed as under:-

      Opening Stock                    Rs.2,15,72,950.93
      Add: Purchases                   Rs.3,36,95,968.00
                                       Rs.5,52,68,918.93
      Less: Sales                      Rs.2,53,99,182.00
      Less: Closing Stock              Rs.1,01,40,007.00
      Shortage of closing stock        Rs.1,97,29,730.00



The assessee's claim that finished cloth was damaged due to heavy rain and flood in the month of December, 2013 was not accepted since no 3 ITA No.1089/Chny/2022 evidence could be furnished by the assessee in support of the same. The argument of the assessee that sales tax returns as filed with the commercial department were accepted and therefore, closing stock should be accepted as such, was also rejected on the ground that onus was on the assessee to substantiate its claim. It was not known when the commercial tax authority had scrutinized the trading activity and allowed closing stock and accordingly, impugned addition was made in the hands of the assessee.

2.2 The Ld. CIT(A) confirmed the action of Ld. AO against which the assessee is in further appeal before us.

Our findings and Adjudication

3. From the records, it emerges that the assessee has maintained proper books of accounts and the same are subjected to Tax Audit. No infirmity has been pointed out by Ld. AO in the physical stock as maintained by the assessee. The assessee has valued the stock on the basis of net realizable value. The assessee's submissions were that there was damage to the stock due to heavy rains and floods. It could also be seen that the assessee is registered with commercial tax department and filing its sales tax returns. Apparently, the trading results have been accepted by commercial department and there is no adverse material on record, in this regard. In such a case, shortage of stock as mathematically computed by Ld. AO could not be upheld. The decision of Hon'ble High Court of Madras in the case of CIT vs. Anandha Metal Corp. (152 Taxman 300) supports the case of the assessee wherein it was held that unless the competent authority under the Sales Tax Act differs with the closing stock of the assessee, the return accepted by the 4 ITA No.1089/Chny/2022 Commercial Tax Department is binding on the income-tax authorities. Therefore, Assessing Officer has no power to scrutinize the return submitted by the assessee to the commercial tax department which has been accepted. The Assessing Officer did not have any jurisdiction to go beyond the value of the closing stock declared by the assessee and accepted by the Commercial Tax Department. We find that similar fact exists in the present case. Therefore, following the same, we delete the impugned addition.

4. The appeal stand allowed.

                      Order pronounced on 26th July,2023

           Sd/-                                            Sd/-
   (MAHAVIR SINGH)                                (MANOJ KUMAR AGGARWAL)
उपा34 / VICE PRESIDENT                         लेखा सद6 / ACCOUNTANT MEMBER

चे8ई Chennai; िदनां क Dated : 26-07-2023
DS

आदे श की Aितिलिप अ &े िषत/Copy of the Order forwarded to :

1. अपीलाथ /Appellant 2. थ /Respondent 3. आयकर आयु@/CIT 4. िवभागीय ितिनिध/DR 5.

गाडE फाईल/GF