Income Tax Appellate Tribunal - Delhi
Sanraj Engg. Pvt. Ltd.,, New Delhi vs Department Of Income Tax
I.T.A. No. 05 /Del/2010
1/10
IN THE INCOME TAX APPELLATE TRIBUNAL,
NEW DELHI, BENCH 'G '
BEFORE SHRI A.D. JAIN, JUDICIAL MEMBER AND SHRI
A K GARODIA, ACCOUTANT MEMBER
ITA No.05 /Del/2010
(Assessment Year 2006-07)
ITO, Ward 7(3), Vs. M/s. Sanraj Engg. Pvt. Ltd.,
New Delhi A-4/B-1, Mohan Cooperative
Indl. Estate, New Delhi.
(Appellants) (Respondents)
PAN / GIR No. AACCS6897E
Appellant by: Shri Gajanand Meena, CIT DR
Respondent by: Shri Ashwani Kumar, CA
ORDER
PER A. K. GARODIA, AM:
1. This revenue's appeal has been directed against the order of Ld. CIT(A)-X, New Delhi dated 23.10.204 for the Assessment Year 2006-07. The grounds raised by the revenue read as under:
Briefly stated the facts of the case are that it is noted by "1) Ld. CIT(A) erred in law and on the facts and circumstances of the case, in deleting the addition of Rs.240 lacs made by the A.O. u/s 68 of the I. T. Act.
2) Ld. CIT(A) erred in law and on the facts and circumstances of the case, in deleting the additions of Rs.96,98,457/- made by the A.O. on account of dividend income.
I.T.A. No. 05 /Del/2010 2/10
3) Ld. CIT(A) erred in law and on the facts and circumstances of the case, by accepting additional evidences under Rule 46A of the I. T. Rules 1962."
2. the A.O. in the assessment order that the assessee has received fresh loans of Rs.414.40 lacs from 13 parties. Out of this, the A.O. has drawn adverse inference with regard to 6 parties from whom the assessee had received fresh unsecured loans of Rs.240 lacs during this year. The reason for drawing the adverse inference was that notices sent to two parties u/s 133(6) have come back unserved with the remarks "left" in the case of M/s. Cactus Menswear Fashion P. Ltd. and with the remarks "no such company in this number" in the case of Nirvana India P. Ltd. With regard to third party i.e. Ms. Parul Gupta, it is noted by the A.O. that as per the reply received from her on 12.02.2008, it is stated by her that she has not given any loan to this assessee in financial year 2005-06. For remaining three parties, Bank statement etc. were not produced to establish creditworthiness. The A.O. had asked the assessee to produce all these loan creditors. It is further noted by the A.O. that three persons i.e. Ms. Sonal Gupta, Gauri Gupta and Navneet Gupta, HUF have not given copies of their bank statements in addition to the three parties named above for which in two cases notice u/s 133(6) I.T.A. No. 05 /Del/2010 3/10 could not be served and in one case of Ms. Parul Gupta who had denied regarding giving any loan in this year. By making these observations, the A.O. made addition of Rs.240/- u/s 68 on the basis that assessee could not substantiate the creditworthiness of these six persons. Being aggrieved, the assessee carried the matter in appeal before the Ld. CIT(A) who has deleted this addition by making following observations in para 2.9 of his order:
"I have gone through the contents of the assessment order and the submission made by the A.R. on behalf of the appellant company and it is seen that the cash creditors have been identified and it has been established they have lent money to the appellant company. Therefore, no recourse can be made to the provisions of S.68. This being the case the addition of Rs.2,40,00,000/- made by the A.O. is deleted and it is held that no ground exists for resort to the provisions of Section 68. This ground of appeal is allowed and the appellant company gets a relief of Rs.2,40,00,000/-."
Now, the revenue is in appeal before us.
3. With regard to Ground No.2, the facts are that it is noted by the A.O. in the assessment order that the assessee has given loan and advances to 7 parties totaling Rs.531.50 lacs. It has also been observed by the A.O. that the assessee is not a company in which public is substantially interested. It is further noted by I.T.A. No. 05 /Del/2010 4/10 the A.O. that assessee has not furnished the share holdings pattern of the assessee company as well as of two companies to whom advances were given by the assessee company i.e. M/s. Sancorp eurobase Ltd. Rs.161.50 lacs and E.C.A. Engg. P. Ltd. Rs.260 lacs. It has also been observed by the A.O. that the assessee company had accumulated profit to the extent of Rs.96,98,457/- and to this extent, the A.O. has made addition of Rs.96,98,457/- u/s 2(22)(e) of the I. T. Act. It is further observed by the A.O. that this income is subject to special rate of tax as in the case of dividend distribution on which tax is to be paid @ 10% u/s 115(O) of the I. T. Act. Being aggrieved, the assessee carried the mater in appeal before Ld. CIT(A) on this issue also and this issue was also decided by the Ld. CIT(A) in favour of the assessee by making the following observations in para 3.3. of his order:
"I have gone through the contents of the assessment order and the submission made by the A.R. on behalf of the appellant company. After going through the contents of the assessment order and the arguments advanced on behalf of the appellant company I am convinced that the provisions of Section 2(22)(e) are not attracted in the instant case. This ground of appeal is decided in favour of the appellant company and it gets as relief of Rs.96,98,457/-."
On this issue also, the revenue is in appeal before us.
I.T.A. No. 05 /Del/2010 5/10
4. The 3rd ground of the revenue is regarding accepting additional evidence by Ld. CIT(A) under Rule 46A of the I T Rules 1962. Regarding 3rd ground i.e. regarding accepting the additional evidence by the Ld. CIT(A), it is submitted by the Ld. A.R. that a separate order dated 18.03.2009 was passed by the Ld. CIT(A) under Rule 46A of the I T Rules. Copy of that order was submitted and our attention was drawn to para 2 of this order of CIT(A) wherein it is noted by him that as per the assessee, in certain cases, due to reluctance of the depositors, provide copies of bank statement, the assessee was not in a position to provide those bank statements of loan creditors to the A.O. in the course of assessment proceedings and hence, the assessee was prevented by sufficient cause from filing these details before the A.O. In view of this finding of Ld. CIT(A) which could not be controverted by the Ld. D.R. and in view of his fact that remand report was obtained by the Ld. CIT(A) from the A.O., we are of the considered opinion that no fault could be found in this order of Ld. CIT(A) regarding admission of additional evidence by the Ld. CIT(A) and we, therefore, reject Ground No.3 of the revenue's appeal.
5. With regard to ground No.1, Ld. D.R. supported the assessment order. It has been submitted by him that the I.T.A. No. 05 /Del/2010 6/10 creditworthiness and genuineness were not established and for the purpose of Section 68 these are the essential ingredients. Reliance was placed by him on the following judgements:
(a) ITO Vs. Diza Holdings P. Ltd. 255 ITR 573 (Kerala),
(b) Shanker Industries Vs CIT 114 ITR 689 (Cal.)
(c) Indus Velly Promoters Vs. CIT 305 ITR 202 (Del.)
(d) Lovely Auto P. Ltd. Vs ACIT 177 Taxman 261
(e) ITO Vs. Aryan Management Services P. Ltd. 210 TIOL 48 - ITAT- Del. Dated 08.01.2010;
(f) ITO Vs South East Multiplex P. Ltd.
I.T.A. No. 2089/Del/2008 dated 26.03.2010.
6. As against this, Ld. D.R. supported the order of Ld. CIT(A). It is submitted by him that the additions were made by the A.O. for the reason that bank statements of these loan creditors could not be made available before him and since the bank statements were made available before the Ld. CIT(A), and remand report was obtained by the Ld. CIT(A) from the A.O. and no defect has been pointed out by the A.O. in the remand report dated 19.05.2009, the order of Ld. CIT(A) should be confirmed.
I.T.A. No. 05 /Del/2010 7/10
7. Regarding the 2nd issue, it is submitted by the Ld. D.R. that the order of Ld. CIT(A) on this issue is very cryptic and has not stated the basis on which it was held by him that provisions of Section 2(22)(e) or not attracted in the present case. It was submitted by him that the matter should go back to the file of Ld. CIT(A) on this issue for a speaking order. Ld. A.R. also agreed with this proposition of Ld. D.R. with regard to ground No.2 of the appeal.
8. We have considered the rival submissions and perused the material on record and have gone through the orders of authorities below. We find that it is noted by the Ld . CIT(A) in para 2.6 of his order that bank statements of all these 6 parties were duly filed in the form of additional evidence which have been admitted by the Ld. CIT(A) under Rule 46A of the I.T. Rules. After mentioning these facts in para 2.6 of his order, ld. CIT(A) has noted the arguments of the Ld. A.R. before him in para 2.7 and 2.8 of his order and thereafter he has decided the issue in favour of the assessee as per para 2.9 of his order which has already been reproduced hereinabove at para 2. In this para, Ld. CIT(A) has not given any finding regarding creditworthiness of these loan creditors. He has simply stated that as per the submission of the Ld. A.R., it is seen that the creditors I.T.A. No. 05 /Del/2010 8/10 have been identified and it has been established that they have lent the money to the assessee company without giving any finding as to how the creditworthiness of these loan creditors is established. In the absence of any finding regarding creditworthiness of the loan creditors, mere furnishing the bank statements of the loan creditors could be equated with establishing the creditworthiness. Even these bank statements are not made available before us enabling us to apply our mind on this aspect. Since, no speaking order has been passed by the Ld. CIT(A) as to how the creditworthiness of these loan creditors has been established, we feel that this matter should go back to the file of the Ld. CIT(A) for fresh decision after examining this aspect and hence we set aside the order of Ld. CIT(A) on this issue and restore this matter back to his file for a fresh decision. Ld. CIT(A) should give specific finding as to whether the creditworthiness of these loan creditors are established or not and he should indicate the basis of his decision. He should pass necessary order as per law as per above discussion after providing adequate opportunity of being heard to both the sides. Ground No.1 of the revenue's appeal stands allowed for statistical purposes.
I.T.A. No. 05 /Del/2010 9/10
9. Regarding Ground No.2 of the revenue's appeal, we find that the A.O. has invoked the provision of Section 2(22)(e) of the Act on the basis that the assessee has not furnished share holding pattern of the assessee company as well as of those companies to whom loans were advanced by the assessee company being M/s. Sancrop eurobase Ltd. Rs.161.50 lacs and E.C.A. Engg. P. Ltd. Rs.260 lacs. This finding is given by the A.O. that the assessee company possess accumulated profit to the extent of Rs.96,98,457/- and addition was made by the A.O. to this extent only although the loan amount was to the tune of Rs.531.50 lacs. Now, since there is accumulated profit in the hands of the assessee company which fact is not disputed before us, the other basis on which it can be said that the provisions of Section 2(22)(e) are not applicable, can be on the basis that those persons/companies to whom loans and advances, were given by the assessee company were not holding 10% or more of the voting power of the assessee company and there is no other basis to invoke the provisions of Section 2(22)(e) but no such details regarding shareholding pattern of the assessee company and to those companies to whom advances were given by the assessee company are brought out on record. No basis is indicated by the Ld. CIT(A) in his order on I.T.A. No. 05 /Del/2010 10/10 which it is stated by him that the provisions of Section 2(22)(e) are not applicable in the present case. Hence, on this issue also, we set aside the order of Ld. CIT(A) and restore the matter back to his file for a fresh decision. He should indicate the basis in his order regarding his decision as to whether the provisions of Section 2(22)(e) are applicable in the present case or are not applicable. He should pass speaking order as per above discussion after providing adequate opportunity of being heard to both the sides.
10. In the result, appeal of the revenue stands partly allowed for statistical purposes.
11. This decision was pronounced in the open court on 14th May, 2010.
Sd./- Sd./-
(A. D. JAIN) (A K GARODIA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated:14th May, 2010
Sp.
Copy forwarded to
1. Appellant
2. Respondent
3. CIT True copy: By order
4. CIT(A)
5. DR Dy. Registrar, ITAT, New Delhi