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 4, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Usha Foundation,, New Delhi vs Assessee

           IN THE INCOME TAX APPELLATE TRIBUNAL
                (DELHI BENCH 'H' : NEW DELHI)

            SHRI R.P. TOLANI, JUDICIAL MEMBER
                            and
       BEFORE SHRI B.C. MEENA, ACCOUNTANT MEMBER

                          ITA No.4795/Del./2009
                     (ASSESSMENT YEAR : 2002-03)

M/s. Usha Foundation,                      vs.      DCIT, Central Circle 9,
B-II/100, Mohan Co-operative Indl. Estate,          New Delhi.
Badarpur, New Delhi.
      (PAN : AAATU0868Q)

      (APPELLANT)                                   (RESPONDENT)

                ASSESSEE BY : Ms. Indra Bansal, CA
            REVENUE by : Shri K. Ravi Ramchandran, CIT DR

                                       ORDER

PER B.C. MEENA, ACCOUNTANT MEMBER :

The assessee has filed this appeal against the order of CIT (Appeals)-II, New Delhi dated 30.09.2000 for the assessment year 2002-03. The grounds of appeal taken by the assessee read as under :-

"1. On the facts and in the circumstances of the case, the learned Commissioner of Income Tax (Appeals) has erred in upholding the action of assessing officer for treating corpus donation of Rs.1,01,00,000/- received by the appellant to be in the nature of Income without appreciating the fact that voluntary contribution made with the specific direction that they shall form part of the corpus of the trust or institution, is not includible in the Total Income as per the provisions of section 11(1)(d) of Income-tax Act, 1961. The same is liable to be assessed as Corpus donation and is liable to be excluded from Income of the appellant.
2 ITA No.4795/Del./2009
2.(a) On the facts and in the circumstances of the case, the learned Commissioner of Income Tax (Appeal) has erred in confirming the finding of the assessing officer that M/s Parbati Forgings Private Limited is a bogus company involved in giving entries only without bringing any material on record and without appreciating the fact that it is a regular income tax assessee with Addl. Commissioner of Income Tax, Range-6, Kanpur.
(b) On the facts and in the circumstances of the case, the learned Commissioner of Income Tax(Appeals) has erred in confirming assessing officer has erred in holding that M/s Ma Gayatri Devi Trust is a bogus concern involved in giving entries only without appreciating the fact that it is Public Charitable Trust and is a regular income tax assessee with Addl. Director of Income Tax(Exemption), Range-I, Delhi and is having Income Tax Permanent Account Number AAATM7306A.
3. The appellant craves leave to add, alter or modify any of the above grounds of appeal."

2. The assessee has been registered in the status of Public Charitable Trust and as recorded by the Assessing Officer, the assessee is running educational institute for under graduate and post graduate courses in the name of NIILM which is being run from B-II/66, Sher Shah Suri Marg, New Delhi-110 044. The return of income was filed declaring income at Nil on 28.03.2003. During the year, the assessee has shown receipt of corpus donation of Rs.1,01,00,000/- for the said purpose. These two donations were received from M/s. Parbati Forgings Private Limited (hereinafter referred to as 'Parbati') and Ma Gayatri Devi Trust (hereinafter referred to as 'Ma Gayatri') of Rs.61 lacs and Rs.40 lacs respectively.

3 ITA No.4795/Del./2009

3. The learned AR submitted that the assessee is a public charitable trust registered under section 12A of the Income-tax Act, 1961 and eligible for exemption under section 11 of Income-tax Act. During the relevant period, the assessee was running educational institution providing management education. The return was filed for nil income and the excess of income over expenditure of Rs.25,88,749/- was claimed as exempted u/s 11. During the year, the assessee also received corpus donation of Rs.1,01,00,000/-. Corpus donation was received from Ma Gayatri by cheque dated 23.12.2001 of Rs.40 lacs drawn on Indian Overseas Bank, Lok Kala Manch, New Delhi and similarly, the corpus donation was received from Parbati by two cheques dated 24.12.2011 of Rs.61 lacs (Rs.51 lacs + Rs.10 lacs) drawn on Indian Overseas Bank, Extension Counter, Golf Link, New Delhi. The confirmation from the donors mentioning date of issue of cheque, cheque number, amount, their address, income-tax permanent account number and copy of acknowledgement number in support of the filing of return of income were submitted along with balance sheet and profit & loss account. She also submitted that in response to the summons issued u/s 131 of the Income-tax Act, both the parties were produced before the Assessing Officer along with books of account showing the transaction therein. The statement of Director of Parbati was also recorded by the Assessing Officer. Similarly, Ma Gayatri, a charitable-* trust was also represented by its accountant before the 4 ITA No.4795/Del./2009 Assessing Officer and filed the confirmation of letters and the proof of filing the income-tax return. She submitted that the CIT (A) was not justified in confirmation the action of the Assessing Officer. She submitted that the CIT (A) was also not justified in confirming the action of the Assessing Officer by holding that the Parbati is a bogus company involved in giving bogus entries. She submitted that the company is an existing income tax assessee and having its registered office at 13/392, Civil Lines, Kanpur (U.P.). The CIT (A) was also not justified in holding that Parbati has given donation out of advances received from customers which remain outstanding for more than one year. Similarly, Ma Gayatri was also held to be non-genuine and a device to siphon of the funds from one concern to another by series of transactions. She also submitted that the CIT (A) was not justified in holding that what is apparent is not real and he has held that the corpus donation received towards the purposes was not real and genuine transaction and she pleaded to set aside the orders of the authorities below.

4. On the other hand, the learned DR relied on the orders of the authorities below. Ld. DR also submitted that the trust belongs to the Usha Group where a search was conducted on 14.2.2001 and seizure of valuable assets of over Rs.166 crores was effected as unaccounted assets. The group was maintaining two secret offices at E-58 & E-127, Sarita Vihar, New Delhi under the overall control and supervision of Shri Vinay Rai through his 5 ITA No.4795/Del./2009 employees, Shri S.K. Mittal, Shri J.R. Gupta, Dr. M.C. Gupta, Shri S.C. Aggarwal, Shri V.P. Gupta, Shri G.D. Goyal and Shri G.G. Rajan. From these secret offices, 250 bogus front companies were floated and more than Rs.1200 crores were siphoned off by the group. The modus operandi of the group in order to evade tax and siphon off money from his flagship concern is as under :-

"(a) The group concern desirous of inflating its expenses, places orders of purchase of certain items on companies floated for this purpose by either such persons who are in the business of providing such entries on commission basis or through front companies floated by the group through their present of ex-

employees/directors or other interested persons.

(b) Such paper companies issue bills to the group concern for the items proposed to be supplied.

(c) The cheques issued by the group concern in favor of the paper/front companies for the alleged purchase is deposited in the bank account of the said front company.

(d) The money is rotated through various bank accounts and is generally routed back in a group concern as equity in the name of the paper/front concerns. At times, cash is withdrawn at the end of such rotation for personal use by owner-Directors.

(e) The group uses the help of persons engaged in providing accommodation entries, to siphon off funds for the personal use of its owner/promoters. These entries are in the form of bogus loans or bogus purchases, where such persons received cash in lieu of the cheque issued by the group concern.

The main flagship concerns of the Group are:

1. M/s. Usha India Ltd.
2. M/s. Malvika Steel Ltd.
3. M/s. Usha Ispat Ltd.
6 ITA No.4795/Del./2009
4. M/s. Information Technologies India Ltd.
5. M/s. Gordon Herbert Ltd.
6. M/s. Burr Brown Advertising Ltd.
7. M/s. Sarp Hotel Ltd.
8. M/s. Orphic Resorts Ltd.
9. M/s. Koshika Telecom Ltd.

And the main controlling persons are:

1. Sh. Kulwant Rai,
2. Mrs. Bimla Rai,
3. Sh. Vinay Rai,
4. Mrs. Sadhna Rai,
5. Sh. Anil Rai,
6. Mrs. Malvika Rai,
7. Sh. Amit Rai,
8. Sh. Varon Rai"
In assessee's case, Shri Kulwant Rai is settler and Vinay Rai & Anil Rai are Trustees. The registered office of the Trust is the same as the address of the settler and these two Trustees as 12, Aurangzeb Road, New Delhi. He also submitted that Clause 9 of Trust Deed provides that Kulwant Rai shall be Chairman of Board during his pleasure and shall not be liable to be removed. Similarly, the Vinay Rai and Anil Rai shall be trustee for life long. The so- called Director of Parbati was a petty employee of Usha Group. He further pleaded that the paid up capital of Parbati is only of Rs.4200/- as on 31.3.2001 as well as on 31.3.2002. Out of the current liabilities of Rs.10,73,10,588/- as on 31.3.2002, liabilities of Rs.10,34,70,000/- was advance from Mystry Trading (P) Limited, Rs.37,35,000/- from M/s. Akash Metallurgical (P) Ltd. and Rs.1 lac is from M/s. Unifin Investment (P) Ltd. 7 ITA No.4795/Del./2009 The liabilities from Mystry Trading (P) Ltd. and Unifin Investment (P) Ltd. were carried forward from preceding year. The new advance was received during the year was from Akash Metallurgical (P) Ltd. of Rs.37,35,000/- (page 57 of paper book). In the utilization of the fund, Rs.3,27,10,471/- has been given as loan and advances and Rs.46,59,625/- were shown as an investment. The remaining amount has been shown as carried from the loss of P&L account which is mainly on account of giving donation of Rs.7,76,00,000/- and out of this donation, Rs.61 lacs claimed to be given to the assessee trust. The fund received through advances has been shown as utilized for donations. It is strange that advances which are to be returned back have been utilized for making donations which are given forever. It is unbelievable that most of the amount received as advances could be genuinely utilized for voluntary donations to various persons including the assessee trust. It is highly improbable that the company is taking huge returnable advances for making the donations for charity where the share capital of the company is only Rs.4,200/-. It is pleaded that Parbati is one of the bogus concern involved in giving bogus accommodation entries to siphon of the money. The corpus donation shown to assessee was also such accommodation entry. The receipt by banking channels and confirmation are only façade to conceal the real and the true colour of the transaction. These are sophisticated devices to give a colour of genuineness to the unreal 8 ITA No.4795/Del./2009 transactions entered into to siphon of money and to evade taxes. Similarly, Ma Gayatri trust shows as one of the donor is also belonging to the Usha Group. The opening corpus fund at beginning of the year of Ma Gayatri was Rs.96,000/- only which is evident from the balance sheet and income & expenditure account filed in paper book placed at pages 39 & 40 of the paper book. During the year, the Ma Gayatri has shown a receipt of Rs.14,22,00,000/- as corpus donation and out of this, Rs.6,75,05,000/- has been shown as a donation given. No details of huge donations receipt of Rs.14,22,00,000/- were filed before Assessing Officer and CIT (A). The address of assessee and this donor is same which is evident from pages 33 & 34 of the paper book. Although it is claimed that Rs.13,96,427/- have been spent on charity but the income and expenditure account for the year (page 40 of paperbook) shows that no charitable activities have been carried out by the Trust. Total salary & wages debited are of Rs.18,000/- only. The main expenditure debited in income & expenditure account is for foreign traveling of Rs.4,25,405/-. The gardening expenditure debited is of Rs.33,321/-. The income & expenditure accounts shows that nothing have been spent on charity. The huge receipt of donations and then further donations are apparently accommodation entries to siphon funds as is the modus operandi of the group. Therefore, the corpus donation claimed in this case is not real. The facts and circumstances show that the façade have been created to siphon 9 ITA No.4795/Del./2009 money and evade taxes. It is a device to siphon off funds from one concern to another concern by series of fictitious transaction which is a modus operandi of this group. He pleaded to sustain the order of CIT (A).

5. We have heard both the sides and perused the records carefully. Firstly, we would like to analyze the financial statements of both the donors to know their capacity to donate for charity. The analysis of the balance sheet of MA Gayatri Devi Trust (placed at page 39 of paperbook) shows that the corpus fund available with the Trust at the beginning of the year was only Rs.96,000/. During the relevant financial year, the corpus donation has been shown as received of Rs.14,22,96,000/-, out of it Rs.6,75,05,000/- has been shown as given away as donations. The details of donations received by donor have not been filed before authorities below. The analysis of the income & expenditure account of MA Gayatri (placed at page 40 of paper book) shows that the income of the Trust is as follows :-

                   Misc. Income                     Rs. 225000/-
                   Profit on sale of investment     Rs.1171427/-


The expenditure side of income & expenditure account shows that salary and wages of only Rs.18,000/-, bank charges of Rs.475/-, conveyance expenses of Rs.4,453/-, foreign traveling of Rs.4,25,405/-, freight & cartage of Rs.530/-, Gardening Expenditure of Rs.33,321/-, office maintenance of Rs.5,680/-, 10 ITA No.4795/Del./2009 printing & stationery of Rs.41,303/-, repair & maintenance - others of Rs.5,209/-, repair & maintenance - vehicles of Rs.4,108/-, repair & maintenance - D.G. Set of Rs.9,208/-, staff welfare of Rs.65/-, telephone expenditure of Rs.4/- and traveling expenditure of Rs.11,500/- have been debited in the account. The excess of income has been carried forward to balance sheet. Thus main expenditure was towards foreign travel. These expenses debited in income & expenditure account apparently shows that there was no expenditure towards the charitable activities as claimed in balance sheet. The main activity apparent from the analysis of balance sheet and income & expenditure account seems to be receipt of funds and transfer their off as donations. The balance sheet of the trust shows that the huge amount of donation has been received as corpus fund and only part of it have been invested in the land and mutual funds. However, the financial statement shows an unusual activity of receipt of huge corpus donation and giving away huge donations which apparently cannot be said to be normal and probable activity. Similarly, balance sheet (page 53 of paper book) of Parbati as on 31.3.2002 shows that the paid up share capital was only Rs.4,200/- which was carried forward from the preceding year. In the profit and loss account of the year ending 31.3.2002 (page 54 of paper book), the income was shown only from investment on share and expenditure side has shown the following expenses :-

11 ITA No.4795/Del./2009

                   Filing Fee                      Rs.     3,600/-
                   Audit fee                       Rs.       788/-
                   Balance w/off                   Rs.         2/-
                   Bank Charges                    Rs.     3,330/-
                   Demat Charges                   Rs.    24,328/-
                   Donation                        Rs.77,600,000/-
                   Rent                            Rs.     2,400/-
                   Advertisement Expenses          Rs.     2,800/-
                   Preliminary Expenses w/off      Rs.       346/-

This shows that except the amount of donation, there is no other expenditure which could suggest that the company is engaged in any other substantial activities. Similarly, the expenditure debited as on 31.3.2002 also shows that there were no business activities during the year. The current liability as on 31.3.2002 are Rs.10,73,10,588/-, out of it, Rs.10,34,70,000/- are advances from Mystry Trading (P) Limited. Thus, the donations are mainly coming out of advances received which were carried forward from preceding year. Although the assessee has filed confirmations from these both so-called donors and the receipt has been shown through the banking channels, however, the facts and circumstances and financial statement of these donors show that these were not genuine donations. In the case of Ma Gayatri, the Trust has shown receipt of donation of Rs.14,22,00,000/- (no details submitted) and out of which Rs.6,75,05,000/- shown as given away as donation. The income & expenditure account of the Trust shows that no charitable activity was carried out by the Trust. In the case of Parbati, the paid up capital of the company was only Rs.4,200/-. The profit & loss account shows that no substantial activity is carried out by the company and 12 ITA No.4795/Del./2009 the donations have been made out of the advances which were mainly carried forward from the preceding year. These facts show that the claim of the donation receipt is against the human probabilities. The taxation law has moral section behind it. The sophisticated device to evade the tax by way of transactions through banking channel which may get the approval of the judicial process shall not make the transactions real. The surrounding circumstances clearly establish that the device has been adopted to give a colour of genuineness to these donations. Both the donors were not in a position to make such huge genuine donations from their sources. The money received as advances and corpus donations have been shown as utilized to make these donations which are apparently against the human probabilities. The surrounding circumstances and the analysis of financial statement of both the donors establish that what is shown is not a real. The apparent is not the real. The confirmations and affidavits submitted along with the other documents by the assessee are the self servicing recitals in documents. The assessee has failed to establish the truthfulness of these recitals. The genuineness of the donations cannot be determined without looking into the financial capacity of the donors. In fact, these transactions are against the human probabilities. One of the donors has shown the receipt of the huge corpus donations for which no confirmation was filed before the authorities below and money so received had been shown as utilized for making the 13 ITA No.4795/Del./2009 donations. Similarly, in the case of other donor, the huge donations have been shown as made out of advances received. Both these situations are against the human probabilities. No prudent, even the ordinary person shall make the huge donations from the advances received which are to be repaid. Similarly, a Trust is showing receipt of huge donations where no charitable activity was carried out. In our considered view, these are the devices adopted to evade the taxes and siphon of the money. In view of these, the revenue is justified in piercing the veil to expose the sophisticated devices adopted to evade the tax which the assessee has adopted. In such circumstances, we have no hesitation to confirm the order of CIT (A) treating donation as non-genuine and income from undisclosed sources. We uphold that apparent is not real. The donations are not genuine. Assessee shall not be entitled for benefit of section 11(1)(d) of the Income-tax Act, 1961.

6. In the result, all the grounds raised by the assessee stand dismissed. We uphold the order of CIT (A). Appeal of the assessee is dismissed on all the grounds raised.

Order pronounced in open court on this 17th day of June, 2011.

                 Sd/-                                  sd/-
           (R.P. TOLANI)                           (B.C. MEENA)
         JUDICIAL MEMBER                       ACCOUNTANT MEMBER

Dated the 17th day of June, 2011
TS
                                  14   ITA No.4795/Del./2009

Copy forwarded to:
      1.Appellant
      2.Respondent
      3.CIT
      4.CIT (A)-II, New Delhi.
      5.CIT(ITAT), New Delhi.
                                            AR, ITAT
                                           NEW DELHI.