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 21, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Bajinath Melaram, Mumbai vs Pr Cit 18, Mumbai on 30 August, 2018

                 आयकर अपीलीय अधिकरण,"बी" न्यायपीठ, मुंबई
     IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, MUMBAI

                   BEFORE SHRI G.S.PANNU, AM AND
                      SHRI AMARJIT SINGH, JM

                           / I.T.A. No.1795/M/16
                        (Assessment Year: 2011-12)
M/s. Baijnath Melaram                Vs.    Pr. Commissioner of Income
C/o.Mangaldas D. Shah & Co                  Tax - 18
506, Lotus House, 5 t h Floor,              6 t h Floor, Earnest House,
33-A, New Marine Lines                      Nariman Point,
Mumbai - 400020                             Mumbai - 400021

PAN/GIR No. : AAAFB2675E

          (/Appellant)                ..                   Respondent)

Assessee by:                                   Shri Dhirendra M. Shah
Department by:                                 Shri N. P. Singh & B.S.Bist

                     Date of Hearing:      08.06.2018
         /Date of Pronouncement:            30.08.2018
                             आदे श / O R D E R

PER AMARJIT SINGH, JM:

The assessee has filed the present appeal against the order dated 22.01.2016 passed by the Pr. Commissioner of Income Tax - 18 relevant to the A.Y.2011-12.

2. The assessee has raised the following ground:-

1.(a) On the facts and in the circumstances of the case, the learned CIT erred in passing order u/s.263 of the IT Act which should be cancelled.

(b) The learned CIT erred in holding that, the assessment order passed by the assessing officer (AO) is erroneous and prejudicial to the interest of the revenue.

2. The learned CIT erred in stating that, the AO has not made proper inquiries in respect of issues raised which is contrary to the facts and evidence to the record.

3. The learned CIT erred in issuing notice twice dated 09.05.2014 and 26.10.2015.

4. The learned CIT erred in passing order u/s.263 which is review of the order passed by the A.O. and ignoring the fact that, the A.O. had made detail and proper inquiry and thereafter passed the order u/s.143(3).

5. The learned CIT erred in stating that evidence was not furnishing the substantial claim of burning loss. The learned CIT erred in not considering the various decisions mentioned and filed in support of claim of deduction on account of burning loss. The learned CIT erred in stating that, the burning loss cannot be accepted without bringing any material and or any evidence in support of the same. The appellant prays that, the burning loss as claimed be allowed in full.

6. On the facts and in the circumstances of the case, the learned CIT erred in directing the (A.O.) to disallowed the exercise duty. Without appreciating the correct details on record. The appellant prays that, the direction given to disallow such payment u/s.43B be cancelled.

3. The brief facts of the case are that the assessment of assessee was completed on 31.03.2014 u/s.143(3) of the Income Tax Act, 1961 ( in short "the Act") for the A.Y.2011-12 determining the total income to the tune of Rs.5,05,12,360/- against the returned income of Rs.5,02,97,045/-. The record was examined and the following prima facie errors being prejudicial to the interest of revenue were found:-

(i) On perusal of Annexure-L attached to the 3CV report of compulsory audit made u/s.44AB, in respect of quantitative details of goods dealt in vessal at Bhawnagar, the assessee has shown burning loss of 10.35% at 3942 m.t.

which is apparently on a higher side in the ship breaking operation. Generally, ships are made of a steel and wooden material and it is not understood as to how burning loss of 10.35% can happen. Burning loss 1 to 2% may have happened during the course of gas cutting of iron material. The Assessing Officer has not raised any question on the excess claim of burning less.

(ii) Further, from the details of Excise pad and MODVAT claimed vide Annexure-I, attached to the 3CB report of compulsory audit made u/s.44AB, it is noted that the closing balance of the assessee was at Rs.4.30 cr. And 11.58 lakhs respectively of excise duty and cess appearing as 'recoverable' on the assets side of the balance sheet. In the foot note tot eh same, it is mentioned by the assessee that separate excise duty account is maintained & accordingly it is not passed through P & L account. Outstanding balance in Excise duty is shown as advances recoverable in the balance sheet. As a matter of fact, excise duty and cess are part and parcel of the trading account. If the excise duty and cess would have been the part of trading account, the recoverable amount of excess excise duty and cess paid would have appeared on the credit side and has an enhancing effect on profit to that extent.

(iii) From the detail of transportation placed on record, it is found that amount exceeding Rs.20,000/- has been paid on a single day to some of the transporters contravening provision of section 40A(3).

4. The AO has lost sight of making proper enquiries on the above said issues. Thereafter the notice dated 09.05.2014 and another notice dated 14.10.2015 were issued and the relevant portion of the said notice is hereby reproduced as under:-

"on perusal of the material brought or, record, in the course of assessment proceedings in your case in A.Y. 2011-12, the following discrepancies are further found:
(i) from the detail of transportation placed on record, I find that amount exceeding Rs. 20, OOO/- has been paid on a single day to some of the transporters contravening provision of section ^40A(3). The object of the above provision is to check evasion of taxes so that the payment is made from the disclosed sources and vide amendment to the provisions of section 40A(3) of the Income-tax Act, Section 40A(3)(a) of the Income-tax Act, 1961 it is provided that any expenditure incurred in respect of which payment is made of a sum exceeding Rs. 20,000/-otherwise than by an account payee cheque drawn on a bank or by an account payee bank draft, shall not be allowed as a deduction. It is seen that the A. O. has not applied his mind at the time of the passing of the assessment order, as to the applicability of section 40A(3) on the 'transportation expenses'.
(ii) from the detail of transportation expenses placed on record, I also find that the PAN of 19 parties to whom payments were made are wrong and PAN in their cases pertain to some other persons. The provision of section 40(a)(ia) Sr. Name of the parties to whom PAN of the Amount Status of PAN/name of the No. transportation expenses were parties to whom in (Rs.) PAN holders paid payments were made 1 Gohil Kishorsinh AKQPG6564P 30,265 Wrong PAN Prabhatsingh 2 M A Logistics BROPS0243R 5,33,645 Wrong PAN 3 Mohansinh Bhurubha Gohil AHHEG5011F 32,230 Wrong PAN 4 Rizvanbhai Nurani AJKPD7142GF 28,785 Wrong PAN 5 Sarvaiya Abbasbhai CGUPF6560H 28,620 Wrong PAN 6 Vasudevsinh Jadeja AQHPJ4732C 13,750 Wrong PAN 7 Gurukrupa Transport AKUPG2269F 3,17,455 Ramrajsin Pradyuman Sinh 8 Gurukrupa Transport AIIPG0572H 64,400 9 Harbhole Transport ALWPC5668B 8,945 Sukhdevbhai Deshaljibhai Chauhan 10 Hari Om Transport ABJPR3651E 38,869 Kanaiyalal Narayandas Raji 11 Kesrinandan Transport ALTPG7463M 16,000 Surjit Singh Mahavirsinh Gohil 12 Matrukrupa Transports AGVPG7037L 6,16,980 Yogendra Singh Bhunbharchil 13 Momaikripa Transport AMAPC6874G 11,900 Lalabhai Bhakabhai Chosla 14 Pooja Roadlines ADLPP6295L 1,98,154 Vijaykumar Patel 15 Rafikbhai Babubhai Virani AIYPB7298R 33,025 Tambe Shreenivasa Bijesh 16 Rajvi Roadlines AHDPG6573G 12,64,515 Ramdevsinh Chandra Sinh Gohil 17 Sharda Goods AEDPY3155R 15,02,475 Dhola Ram Yadav 18 Sharda Goods ADQPJ4197E 19,600 Indrajeet Sinh 19 Sitaram Transport AHSPJ0636J 8,960 Divesh Sinh Harubha Jadeja
(iii) as per provision of section 71 of the I.T.Act, current year's loss under any head of income can be set off against income under any other head subject to certain exceptions. Loss from speculation business is one of those exceptions and cannot be set off from other heads of income. It is seen from the profit and loss account that assessee has debited an amount of Rs.1,17,29,996/-

and Rs.5,44,714/- being loss incurred during the course of trading in commodity trading and loss on currency transactions respectively. It is also noticed from the contracts note that assessee is not an investor, but trades in derivates which is in the nature of speculation business. In the light of provision quoted, loss sustained in commodity trading cannot be set off and the same has thus, resulted in underassessment of income of Rs.1,22,74,710/- .

(iv) It is seen from the bogus register that in most of the cases payment to employees is made after obtaining thumb impression which casts doubt that workers are illiterate and do not know how to write their names or put their signatures. A few apparent mistakes committed while preparing the above register noticed are given below which show that all payments may not be genuine.

          Name                          Period                       Observation
Niranjan Kumar, Driver        1/3/2011 to 31/3/2011          His designation is driver
                                                             and his thumb impression
                                                             has been obtained. It is
                                                             hard to believe that a driver
                                                             cannot write his name
                                                             whereas, to obtain driving
                                                             licence it is compulsory that
                                                             a person can read & write
                                                             (Sr.No.76)
Chaitu Ali                      1/6/2010 to 30/06/2010 and The name is spelt differently
                                1/9/2010 to 30/9/2010        in two different periods, as
                                                             mentioned. A person may
                                                             not commit such mistakes.
                                                             More over writing are also
                                                             different. (Sr.No.23 and 54)
Setbhan Singh, Driver           1/9/2010 to 30/6/2010 and The name is spelt differently
                                1/3/2011 to 31/3/2011        in two different periods, as
                                                             mentioned. A person may
                                                             not commit such mistakes.
                                                             More over writing are also
                                                             different. (Sr.No.56 and 70)
Dindayal Pandey                 1/6/2010 to30/6/2010 and In June, the person has
                                1/9/2010 to 30/9/2010        signed and in September
                                                             thumb impression is put
                                                             against his name (Sr. No.2
                                                             both period)

When bonus figures of September 2010 are compared with the month of June, 2010 it is noticed that in most of the cases thumb impression has been obtained in September whereas, the same person in June, has signed the roll

5. After considering the reply of the assessee, the case was reopened by making the observations which is hereby reproduced below:-

8. After careful consideration of the entire submission of the assessee, I find that Visions quoted by the assessee are prima facie not applicable to the facts of the present case in view of the material differences in the facts discussed in the successive paras.
8.1 In regard to the first point on the issue of excess claim on a/c of burning loss, it has been stated by the assessee that "the percentage of burning loss is in commensurate with the ship breaking industry, which have been accepted over several years and is as per the accepted guidelines of the Industry. The observation that the condemned ships are made of steel and wooden material only is not correct. It also contains iron plates, etc., The learned assessing officer considering the nature of ship breaking industry, loss on cutting and considering the past records and aware of various judicial decisions, the trade practice, the burning loss of 10.35% has been accepted. In fact such loss is less than earlier years. Thus, it is not correct that the officer has not raised any query as to quantity realized/sold on purchase of shipbreaking. As stated above specific queries were raised, Further, you have rot given any evidence as to your personal opinion of burning loss of 1 to 2% may have happen".
8.1.1 The evidence produced by the assessee relating to the claim of burning loss, has been perused and found that no documentary evidence was furnished to substantiate the claim of burning loss, that is how and why the said loss occurs. Further, regarding the quantitative details of goods dealt in vessel at Bhawnagar, assessee has failed to submit concrete evidence in support of burning loss, as well as copy of purported decisions in its favour as mentioned in his reply.

It is a fact that ships contain (in-built and on board) hazardous and non-hazardous substances, significant both in quantity and toxicity, which cannot (or should not) be totally reused or recycled. Shipbreaking is the process of dismantling an obsolete ocean-going vessel for scrap and reusable parts, while disposing of the remaining unwanted materials. On average, the overall waste generated by the shipbreaking process is between one-half of a percent to ten percent of the ship's total weight, and most of that may be comprised of hazardous materials. Probably, the assessee has claimed a higher weight loss/burning loss and thereby suppressed the sales of scrap. In view of above mentioned facts, the assessee's claim of burning loss cannot be accepted and may be restricted after examining the process of such loss as against 10.35% claimed by the assessee. Therefore, disallowance of the same was definitely called for u/s.37(1) of the I.T. Act, 1961. I, accordingly direct the AO to examine the above mentioned issue thoroughly and decide the percentage of burning loss. 8.2 In respect of the second point relating to issue of recoverable amount of excess excise duty and cess paid ought to have appeared on the credit side of the P&L Alc and the same has enhancing effect on profit of the business to that extent, it has been stated by the assessee that "the amount of Excise Duty paid on ship purchase is debited to Excise Duty A/c and amount recovered on sale is deducted as "Excise Duty Utilized against sale". This account is not routed through P&L A/c. The balance in this account is shown on asset side of Balance sheet as. "Advances and recoverable'^ 8.2.1 I have gone through the submission of the assessee carefully. Normally the expenses are allowable in the year of accrual of expenses if a mercantile system of accounting is followed by the assessee. There is one exception provided in section 43B of the IT Act. It was inserted w.e.f. 1-4-1984 to discourage taxpayers who did not discharge their statutory liability for long period but claimed deduction on accrual basis. From a careful perusal of the provisions made in section 43B of the Act, it can be said that section 43B can be applied only when the tax or duty has been claimed as expenditure, but the said tax had not been paid. A.O. is directed to find out the amount of excise duty & service tax and other cess on the purchases made by the assessee during the relevant year and out of that (excise duty etc.), the amounts deposited by the assessee in the Govt. account before the due date of the filing the return of income for the assessment year under consideration. If any excise duty, cess etc. is found unpaid by the assessee by the above date, AO should disallow the same u/s 43B of the Act. '' 8.3. As far as the third point in respect of issue of contravening the provision of section 40A(3) in respect of transportation expenses is concerned, it has been stated by the assessee that ""the payment is made for different trucks, and sine payment per truck does not exceed Rs. 20,000/-. Further, having regard to the nature of payment made to the truck driver and keeping in business consideration and the circumstances^ such payments are made. There is no contravention of section 40A(3). As per the provisions of section 40A(3) the payments made for transport charges are allowable".

8.3.1 The evidence produced by the assessee has been perused and found that amount exceeding Rs7~20,000/- has been paid on a single day to some of the transporters contravening provision of Section 40A(3). The object of the above provision is to check evasion of taxes so that the payment is made from the disclosed sources and vide amendment to the provisions of section 40A(3) of the Income-tax Act in Section 40A(3)(a) of the Income-tax Act, 1961 it is provided that any expenditure incurred in respect of which payment is made of a sum exceeding Rs. 20,0007-otherwise than by an account payee cheque drawn on a bank or by an account payee bank draft, shall not be allowed as a deduction. It is seen that the A.O. has not applied his mind at the time of the passing of the assessment order, as to the applicability of section 40A(3) on the transportation expenses. I, therefore, direct the AO to verify the same and disallow the said expenses accordingly. 8.4 As far as the fourth point in respect of issue of contravening the provision of section 40a(ia) in respect of the PAN of various parties to whom payments were made are wrong and PAN in their cases pertain to some other persons in respect of transportation expenses is concerned, it has been stated by the assessee that "the PAN nos. are given as made available to us by the Truckers and as mentioned in their Lorry Receipt(Transport Bill). PAN nos. are in name of individual and not in name of the firm of which they are proprietor, therefore, provisions of section 40(a)(ia) are not attracted. The payment of the transport charges referred to are paid during the year and not outstanding at the end of the year.(Reliance is placed on CIT v. Vector Shipping Services Pvt. Ltd. 357 ITR 642(AII)".

8.4.1 On perusal of the assessee's submission , it appears that PAN of following 5 parties out of 19 parties (mentioned in para (ii) of this office letter dtd. 14.10.2015)to whom payments were made are wrong and PAN in their cases pertain to some other persons. The details of the same are as follows:

Sr. Name of the PAN of the Amou Status of Evidence submitted Evidence No parties to parties to nt in PAN/ by the assessee: submitted by whom (Rs.) name of Invoice issued by the whom payments the PAN assessee:
       transportation      were made
       expenses were                                    holders                                payment
       paid                                                                                    made to

 1     Gohil               AKQPG6564P         30,265    Wrong         Jay Laxmi Road Lines     Driver
       Kishorsinh                                       PAN           Bhavnagar                Prabhat Sinh
       Prabhatsingh                                                   (Commission agent)       Kishor Sinh
                                                                      PAN AIVPM9525H           Gohil PAN:
                                                                                               AKQPG6564P



 2     Mohansinh           AHHEG5011F         32,230    Wrong         Matrukrupa Transport     Mohan Sinh
       Bhurubha Gohil                                   PAN           Bhavnagar                Bhurubha
                                                                      PAN AGVPGf 037 7.        Gohil PAN
                                                                                               AHHEG5011F



 3     Rizvanbhai          AJKPD7142GF        28, 785   Wrong         Ramesh      Roadways     Rizvanbhai
       Nurani                                           PAN           PAN BZBPM6848M           Noorani PAN
                                                                                               ADGPN3469B


 4     Sarvaiya            CGUPF6560H         28, 620   Wrong         Gurukrupa Transport      Sarvaiya
       Abbasbhai                                        PAN           PAN AKUPG2269F           Abbasbhai
                                                                                               PAN
                                                                                               CGUPS6560H



 5     Rafikbhai           AIYPB7298R         33,025    Tambe         Gurukrupa    Transport   Rafikbhai
       Babubhai Virani                                  Shreeniva     Agent                    Babubhai
                                                        sa Bijesh     PAN AKUPG2269F           Virani   PAN
                                                                                               A/YPB7298R


The provision of section 40a(ia), thus, is found to have been contravened. I, therefore, direct the AO to disallow the same u/s.40a(ia) of the Act.
8.5 As far as the fifth point in respect of issue of loss from speculation business is concerned, it has been stated by the assessee that "the trading in commodity is on Future and option basis which is derivative business and as per section 43(5) it is not a speculative transaction and it is eligible transaction " as per explanation to the section caused by the Forward Contracts (Regulation) Act".
8.5.1The evidence produced by the assessee in the above regard has been perused .It is seen from the profit and loss account that assessee has debited an amount of Rs. 1,17,29,996/- and Rs. 5.44.714/- being loss incurred ITA No.257/Mum/2013 Assessment Year: 2006-07 during the course of trading in commodity trading and loss on currency transactions respectively.It is also noticed from the contracts note that assessee is not an investor, but trades in 1 derivates (F & O)which is in the nature of speculation business.
In the Audit Report, it is clearly mentioned that assessee is engaged in the business of ship breaking and dealing in iron and steel. From the statement of currency transaction, it appears that the said transaction pertains to the period from 24.8.2010 to 15.12.2010\nd commodity transactions pertains to the period from 10.5.2010 to 01.03.2011and purchase & sale of F & O transactions occur within a span of one month.

Speculative transaction means a transaction in which a contract for the purchaseor sale of any commodity, including stocks and shares, is periodically or timately settled otherwise than by the actual delivery or transfer of the commodity or scrips. 8.5.2 In the light of provision quoted, loss sustained in commodity trading(F&O) cannot be set off and the same has thus, resulted in under of in come of Rs.1,22,74,710/- .I, therefore, direct the AO to disallow the assessee's claim of set off loss.

8.6. As far as the sixth point in respect of issue of payment to employees reflected in the bonus register is concerned, it has been stated by the assessee that "the payments are made to the employee who are also covered under the Provident Fund and registered as regular employee. They are illiterate. Some can sign/ write their name only and no more. For being driver there is no education or literacy required. They are required to pass test as per M. V. Act to qualify for driver and in mofussii area, most of them know and possess driving skill through experience though they are illiterate".

8.6.1 I have gone through the submission of the assessee carefully, however, the assessee's argument is not acceptable. Under the RTO Act, it is mandatory for all / the licence holders to understand the traffic rules/symbols and they should be capable to write & read the local dialect. Further. when bonus figures of September 2010 are compared with the month of June 2010, it is noticed than in most of the case? thumb impression has been obtained in September whereas, the same person , has signed the roll in the month of June. Therefore, amount paid to Niranjan Kumar, Chaitu Ali, Setbhan Singh & Dindayai Pandey (period mentioned in para (iv) of this office letter dtd. 14.10.2015) are suspicious in nature. I, therefore, direct the AO to look into the matter.

8.7 I also rely on the following decisions wherein proceedings u/s 263 of the Act, have been upheld because of lack of enquiry and investigation into a material transaction during the course of assessment proceedings:

1. In the case of CIT vs. Jawahar Bhattacharjee(2012) 342 ITR007-4,while reversing the order of the ITAT, Calcutta 8 ITA No.257/Mum/2013 Assessment Year: 2006-07 HighCourtvideorderdtd. 29.2.2012 has held that CIT has clearlyconcludedthatorderwaserroneous and prejudicial to the interests of Revenue and called for exercise of revisions! jurisdiction. Valid reasons for exercise ofjurisdiction have been given. Interference by CIT was not merelyonground that a different view could be taken but on groundthattherewas failure to follow established norms and therebeingnon-applicationof mind. Reasons given by CIT including the one that there was unusual jump of prices from Rs. 6 per share to Rs. 200 per sharewithina span of 13 months which could not be held to be explained without examining the sellers and buyers and making further enquiries is riot shown to be irrelevant.

Tribunal committed error of law in ignoring this aspect. Section 263 in present case has not been exercised merely on ground that AO should have gone deeper into matter but by pointing out that AO had failed to apply his mind in allowing benefit u/s 54F by accepting genuineness of capital gain.

2. In the case of P.V.Sreenijin vs. CIT(Central)(2014) 106 DTR 087,while deciding the validity of notice issued by the CIT u/s 263 of the Act, in the writ filed by the assessee, Kerala High Court vide order dtd. 30.05.2014 has held that Commissioner found that order was erroneous for reason of AO having not applied his mind to a number of factual aspects available in records. Commissioner had not attempted a substitution of his opinion to that of AO. Further, he had taken cognizance of 'lack of enquiry' with respect to certain transactions as distinguished from 'insufficient enquiry'. No interference can be made at of show cause notice. Hence, impugned notices were issued within powers of Commissioner u/s 263 of the Act.

3. In the case of CIT vs. Parasmal Jain(2012) 249CTR 0534, while reversing the order of the ITAT, Gauhati High Court vide order dtd. 29.2.2012 has held that order of AO suffers from non-application of mind. AO failed to make basic enquiry, required to be made when there was unusual increase of prices of shares purchased by assessee by cash and identity of persons from whom shares were purchased and to whom shares were sold, was not ascertained, nor broker examined. Shares were not of well known company and possibility of undisclosed income being introduced in form of capital gain was not ruled out. Case was clearly within purview of exercise of suo-motu revisional jurisdiction. Observation of Tribunal that since as many as 7 hearings had taken place and that CIT could not have raised an objection to manner of assessment, were unsustainable in law and not warranted by legal requirement u/s 263 for exercise of suo-motu revisional jurisdiction.

4. In the case of CIT vs. Anand Kumar Jain(2015) 370 ITR 140,while upholding the validity of order u/s 263 of the Act, Allahabad High Court vide order dtd.03.11.2014 has held that 9 ITA No.257/Mum/2013 Assessment Year: 2006-07 under Section 263, the test is whether the Commissioner has any material on the basis of which he considers that an order passed by an Assessing Officer is 'erroneous insofar as it is prejudicial to the interests of the revenue'. It is well settled that every loss of revenue in consequence of an order of the Assessing Officer cannot be treated as prejudicial to the interests of the revenue. For example, when an Assessing Officer adopts one of the courses permissible in law or where two views are possible of which the Assessing Officer has taken one view, the Commissioner cannot exercise jurisdiction u/s 263 merely because he does not agree with the view of the Assessing Officer unless the view which is taken by the Assessing Officer is unsustainable in law. On the other hand, where an order has been passed by the Assessing Officer without application of mind or where the Assessing Officer has made an incorrect assessment of facts or an incorrect application of law, that would satisfy the requirement of the order being erroneous. As regards the words 'prejudicial to the interests of the revenue', the Supreme Court has held that if due to an erroneous order of the Assessing Officer the revenue is losing tax lawfully payable by a person, ii will certainly be prejudicial to the interests of the revenue. In the present case, the plain reading of the order of the AO indicate that there has been no application of mind by the Assessing Officer.

5. In the case of CIT vs Ashok Logani (2012) 347 ITR 22, while reversing the order of the ITAT, Delhi High Court vide order dated 11.5.2011, has upheld the order of CIT and held that CIT was justified in exercising his powers u/s 263 and giving another chance to assessee to explain his case. Tribunal was not justified in undertaking the exercise by itself about the explanation tendered by assessee.

6. In the case of Tata B.P.Solar India Ltd.vs.Addl.CIT(2011) 139TTJ 0289, ITAT vide order dtd. 30.10.2010 has held that the AO did not raise any specific query regarding assessee's claim. In any event he ought to have been called for details from the assessee. Not doing so was a failure on the part of the AO to make enquiries which were necessary in the facts and circumstances of the case. The CIT was therefore, right in exercising jurisdiction u/s 263 of the Act.

9. In view of the discussion made above, I have no other option left other than to set aside the assessment on the above points. For the reasons mentioned above, the income tax assessment order passed by the A.O. is found to be erroneous and prejudicial to the interest of the revenue. Hence, I direct the Assessing Officer to reframe the assessment order for A.Y.2011-12, and examine the above mentioned points discussed in para 8 above after giving proper opportunity of being heard to the assessee."

10 ITA No.257/Mum/2013

Assessment Year: 2006-07

6. The Assessing Officer was directed to examine the above mentioned issues after giving an opportunity to the assessee in accordance with law. The assessee was not satisfied, therefore, filed the present appeal before us.

ISSUE NO.1 TO 11:-

7. All the issues are in connection with the reopening of the case of the assessee u/s.263 of the Act on the ground of excess claim on account of burning loss and on account of recoverable amount of excess excise duty and cess paid having on the credit side of the Profit & Loss account which was enhancing effect on profit of the business to that extent and on account of contravening of provision u/s.40A(3) in respect of transportation expenses and on account of issue of loss from speculation business and on account of issue of payment to the employees reflected in the bonus register. All these issues are nowhere discussed and decided while passing the assessment order dated 31.03.2014 by the AO. The contention of the assessee is that the assessment order was passed u/s.143(3) of the Act and the Assessing Officer had already inquired the matter on all the subjects which was properly conveyed to the assessee by virtue of letter dated 14.11.2013. At the time of assessment u/s 143(3) of the Act, the Assessing Officer issued the notice dated 17.10.2013 which is hereby reproduced below for ready reference, which may clear this fact that whether the AO had already conducted the proper and adequate inquiry upon the subject mentioned in the notice or not:-

To, 11 ITA No.257/Mum/2013 Assessment Year: 2006-07 M/s. Bajinath Melaram 43, Ramwadi, Kalbadevi Road, Mumbai - 400002 सससस/सस.सस.PAN No.AAEFB2675E Sub: Scrutiny assessment in your case for AY 2011- 12-reg.
Sir/Madam, Please refer to the above. In respect of scrutiny assessment u/s.143(3) of the Income Tax Act, 1961 for AY 2011-12 in your case, you are requested to furnish the following:-
1. Letter of authorization.
2. What is the nature of business of your partnership concern.

Furnish complete address of all office premises & godowns. State whether these are owned or rented.

3. Please furnish Gross profit / Net profit margin shown with corresponding turnover for the current and past five years in the following format:-

Turnover Gross Profit G.P.Margin Net N.P.Margi (before (before Profi n depreciatio depreciatio t
n) n) A.Y.(Current) A.Y.(Precedin g-1) A.Y.(Precedin g-2) Reasons for all in Gross profit margin, if any, may be explained with supporting evidences.

4. Furnish details of purchases above Rs.10,00,000/- made during the year in the following format Name& address of the Products Quantity Amount of purchases Amount Paid Balance party from whom purchased during the year Payable purchases are made 1 2 3 4 5 6

5. Furnish details of sales above Rs.10,00,000/- made during the year in the following format Name& address of the Products sold Quantity Amount of sales Amount Balance party to whom during the year Received Receivable 12 ITA No.257/Mum/2013 Assessment Year: 2006-07 purchases are made 1 2 3 4 5 6

6. Sources of capital introduced during the year.

7. As regards acquisition of various fixed assets during the year, please furnish information in the following format.

Name & address Description       Bill No. & Place           Date of Date           of Cost       of Depreciation
of the supplier of the asset     date       where           installatio actual use    assets        claimed rate a
                                            installed       n                                       which claimed
1                    2           3          4               5           6             7             8

Please produce the original bills, transport receipts and delivery notes for verification.

8. Furnish details, PAN & ledger a/c of commission / brokerage expenses with TDS applicability thereof. Also explain the nexus of commission / brokerage expenses vis-à-vis business. What nature of services they have provided.

9. Explain FLC charges of Rs.42,22,866/- with evidence.

10.Details of interest payable of Rs.29,91,023/- with rate of interest and date of payment.

11.Details of LIC Key Men Policy of Rs.9,93,299/- with evidence.

12.Details of transportation expenses of Rs.1,03,97,637/- with TDS applicability.

13.Details of Loss of Commodity transaction of Rs.1,17,29,996/- with evidence.

14.Ledger a/c of Wages & Bonus, Bank Interest A/c. (paid), Travelling expenses, Goods shifting charges.

15.Creditors confirmation from M/s. Yalumba Inc. of Rs.52,57,76,550/- (21,51,90,300 + Rs.31,05,86,250/-).

16.Also furnish confirmation from creditors viz Severstal Export GMBH of Rs.5,89,12,097/-.

17.Give details of the secured loans in the following format:

Sr. Amount of Name and address of bank / Amount of Details of collateral Name and No. loan taken financial institution security pledged / security offered address of third value of party hypothecation of stock 1 2 3 4 5 6

18. Furnish month-wise details of opening stock, purchase, sales and closing stock of different materials - indicate quantity and value.

13 ITA No.257/Mum/2013

Assessment Year: 2006-07

19. Give details of the Bank Account including F.D.'s in the following format.

Name & address of Account No./Types Interest received / the Bank with of Account accrued and closing branch balance as on 31.03.2011 1 2 3 In respect of over-draft account, give details of securities pledged.

20. Show cause why disallowance u/s.14A r.w.r.8D should not be made considering you have earned exempt income.

21. Furnish details of your Income-tax assessments for the earlier 5 years in the following format:

A.Y Income Income Nature Amou Resul Resul Arrear . Returne assesse of nt of t of t of s due d d additio additio 1st 2nd n n appea appea l l 1 2 3 4 5 6 7 8 In case appeal is pending, the same should be mentioned against the relevant column.

22. Reconcile the AIR/CIB information (copy enclosed).

You are requested to furnish all the above details with a page-wise index of the details called for, and appear before the undersigned either in person or through an authorised representative on 30.10.2013 at 10.30A.M. Please note that failure on the part of an assessee to comply with the terms of this notice will entail ex-parte assessment and may further entail penalty or even prosecution as per the provisions of the Income Tax Act, 1961.

(ANAM BENISH) Asstt. Commissioner of Income Tax 14(3) Mumbai.

14 ITA No.257/Mum/2013

Assessment Year: 2006-07

8. However, in pursuance of the said letter the assessee replied to the query raised by the Assessing Officer which is hereby reproduced below:-

From M/s.Baijnath Melaram 43, Ramwadi, Kalbadevi Road, Mumbai - 400 002.
Dt: 14/11/2013 To, The Asstt. Commissioner of Income Tax Ward 14(3) Nariman Point, Mumbai Dear Sir, Reg: PAN No.AAEFB2675E Sub: Asst. Proceeding for A.Y.2011-12
--------------------------------- With reference to the above proceeding and with reference to the adjourned hearing on 21st inst., and in compliance to your letter dt:17/10/2013 we make detail submissions as under:-
1. Letter of Authority is filed and on record.
2. The nature of business and system of accounting remains the same as in the earlier years.

We carryon business of trading in iron and steel sheets rolls, coils and bars and also ship breaking. We have head office at Mumbai and branch at Alang, Bhavnagar.

The particulars of addresses of all office and promises and godown is enclosed herewith as Annexure-1 giving also details as to whether premises are rented or owned.

3. The particulars of gross profit / net profit margin with corresponding turnover for the last five years including current year is enclosed-Annexure-2.

15 ITA No.257/Mum/2013

Assessment Year: 2006-07 Kindly note, in our trade there is heavy fluctuations depending on various factors including exchange rate, govt. policy etc., It will be seen that, there is swing of G.P.rate from (-)1.53 to 4.23 to 10.37 and N.P. rate from (-) 3.17 to 4.1 this year. Kindly note total quantity details with supporting details are maintained. The total turnover this year is Rs.1,24,07,63,234/- as against last year of Rs.82,63,97,648/- that is there is substantial increase in sale turnover by about 50%. There is also increase in gross profit which is Rs.8,97,52,192/- as against Rs.8,56,72,680/- last year.

4. Details of purchases above Rs.10,00,000/- (Ten lakhs) in the format asked for is enclosed. Annexure-3.

5. Details of sales above Rs.10,00,000 (Ten Lakhs) in the format aksed for is enclosed. Annexure-4.

6. Regarding new capital introduced during the year, one of the partner Melaram Baijnath has introduced additional capital as per details given in the ledger copy of capital a/c. enclosed. These amounts are withdrawn by him from his personal savings bank a/c. with Punjab National Bank, Zaveri Bazar Br., Copy of ledger a/c. alongwith photocopy of personal passbook is enclosed. Annexure-

5.

7. During the year we have done substantial major repairs of Alang office which expenses are capitalized as addition to building.

The details of all such repairs, and also addition of other assets with supporting bill in the format is enclosed. Annexure-6.

8. The particulars of Commission / brokerage paid giving details of name, address, PAN Nos. amount paid and TDS deducted is enclosed. Annexure-7.

The brokerage / commission is paid for loans / finance arrangement made and on sale of goods. These agents / brokers, negotiate and procure sale orders on our behalf. The finance brokers arrange loans other finance facility for our working capital. For providing such services brokerage is paid.

16 ITA No.257/Mum/2013

Assessment Year: 2006-07

9. The FLC charges (Foreign Letter of Credit) are levied by bank for opening/giving LC (Letter of Credit) facility and when payments are made.

The details of FLC charges, datewise with name of the bank and purpose for which paid with amount paid is enclosed, with sample copy bank advise / vouchers for levy of such charges enclosed. Annexure-8

10. The details of interest payable with name, amount, TDS deducted and date of payment is enclosed. Kindly note, the interest is paid during the year however by mistake it is typed as payable. Annexure-9.

11.Details LIC Kayman policy of Rs.9,93,299/- is enclosed with proof of payment of LIC Annexure - 10.

12.Details of transportation expenses of Rs.1,03,97,637/- giving particulars of name of transporter, amount paid with their IT PAN No. is enclosed Annexure - 11.

No TDS is deducted as, as per the Rules, the transporter has given their IT PAN Nos.

13.The details of Commodity transaction with ledger account is enclosed. Annexure-12. Brokers bills are produced. Photocopy of certain bills (as sample) enclosed.

14.Ledger Account of following is enclosed as asked for Annexure-13 (i)/(ii)/(iii)/iv.

(i) Wages and Bonus of Rs.90,01,529.

(ii) Bank Interest paid

(iii) Travelling Expenses Rs.3,76,949

(iv) Goods shifting charges Rs.18,46,222

15.The detail copy of Ledger A/c. of Yalumba Inc. C/o.No.5, Shenton way, 10-02, ULC Building, Singapore is enclosed Annexure-14.

16.The detail copy of ledger A/c. of Severstal Export GMBH, Saschergasse 36362, Stanstav, Switzerland, Enclosed Annexure-15.

17.Particulars of loans taken is a per the details. Annexure-

16. The loans are from Punjab National Bank, Zaveri Bazar Br. Mumbai and car loan from Bhavnagar Br., 17 ITA No.257/Mum/2013 Assessment Year: 2006-07 copies of loan sanction letter enclosed in support. Car loan is secured against car purchase. Other loans are against security as mentioned in sanction letter.

18.Month wise details of purchase and sale with details of opening stock and closing stock of goods with quantity and value enclosed Annexure-17.

19.Details of Bank Accounts in the format enclosed. Annexure-17.

There is no separate overdraft account. It is shown under the head "secured loan a/c." under serial no.17

20.Regarding applicability of disallowance u/s.14A, r.w.r8D, your attention is invited to Tax Audit Report Annexure-F. Kindly note, during the year total exempt income earned is Rs.22,743/-. We have not diverted any interest bearing loan for such investment. In fact there is net interest income of Rs.1,11,60,501/- (15744898 less 4584397). Further no direct or indirect expenses incurred for earning such dividend income which is directly credited to bank a/c. under ECS system.

21.The details of assessments of earlier year is as per record. Details enclosed. Annexure-19.

22.The reconciliation statement is being submitted herewith.

We hope this is to your satisfaction.

Thanking you.

Yours faithfully, For M/s. Baijnath Melaram So far as the first reason in connection with raising the question about the burning loss of 10.35% at 3942 m.t. seems to be higher side is concerned, the assessee has replied that in the earlier assessment year the burning loss was almost in the same ratio i.e. in the year of 2008-09 - 10.97%, 2009-10 - 10.46%, 2010-11 -

18 ITA No.257/Mum/2013

Assessment Year: 2006-07 10.78% and 2011-12 - 10.35%. It was also contended that in all the assessment years, the assessment was completed after scrutiny and nature of trade remained the same and nature of condemned ship / vessel purchased / acquired for ship breaking in all years were more or less which were oil tanker, oil/chemical carrier, tanker and bulk carrier and the percentage of burning loss was in commensurate with the ship breaking industry which had been accepted over several years. After the inquiry, the burning loss was accepted to the extent of 10.5% on the basis of earlier years. The AO raised the query and examined the matter. So far as a MODVAT claim is concerned, the said claim was duly raised in the notice dated 17.10.2013 before the assessee which was also replied. Details of books of accounts and ledger account was also produced which was verified by the AO. So far as the query of Section 40A(3) is concerned, the details of date-wise ledger account and particulars of giving details of name, amount and I.T.Pan No. of Transporter were produced and no TDS was required to be made. Needless to say that, this aspect was examined by the AO. So far as contravention of section 40A(3) is concerned, this query was also raised by the AO by virtue of letter dated 17.10.2013 and examined. On account of issue of loss from speculation and issue of payment to employees reflected in the bonus register is concerned, the relevant details were produced before the AO which were asked by virtue of letter dated 17.10.2013. It seems that the matter was properly inquired and looked into by the AO by raising the query by virtue of letter dated 19 ITA No.257/Mum/2013 Assessment Year: 2006-07 17.10.2013. It should be apparent on record that the order passed by the AO is erroneous and prejudicial to the interest of the revenue. While passing the order u/s.263 of the Act, it is necessary on the part of the authority to show the erroneous order of the AO but it is also necessary to show the fact that the order is prejudicial to the interest of the revenue. On appraisal of the order dated 31.03.2014, we find that the AO nowhere discussed all the issues in the order. It is not necessary to reflect each and everything in the assessment order but the important thing is that the matter was questioned by the AO and replied by the assessee and thereafter the AO passed the order. Non discussion the issues in the order nowhere vitiate the order in view of the provision u/s.263 of the Act and in this regard we also found support law settled in 241 taxman 255 (Bom) in case of CIT Vs. Nirav Modi and 385 ITR 592 (Karn) in case of CIT Vs. Subhash Kabini Power Corporation Ltd. and 372 ITR 303 (Bom) CIT Vs. Fine Jewellery (India) Ltd. and in ITA No.2690/M/2016 in case of Shri Narayan Tatu Rane Vs. ITO Ward 27(1)(1) and in ITA No.987/PN/2013 in case of M/s.Mudhol Land Holding Company Pvt. Ltd. Vs. CIT - 1, Pune and in ITA No.1921/M/2015 in case of M/s.Hotel Mayfair Pvt. Ltd.Vs. CIT, Central-I. Taking into account of all the facts and circumstances, we are of the view that the CIT has passed the order u/s.263 of the Act wrongly and illegally which is not liable to be sustainable in the eyes of law, therefore, we set aside the 20 ITA No.257/Mum/2013 Assessment Year: 2006-07 order dated 22.01.2016 in question and accordingly allowed the appeal of the assessee.

5. In the result, appeal of the Assessee is hereby allowed.

Order pronounced in the open court on 30.08.2018 Sd/- Sd/-

      (G. S. PANNU)                                   (AMARJIT SINGH)
  ACCOUNTANT MEMBER                                   JUDICIAL MEMBER
Mumbai; Dated : 30.08.2018
MP


Copy of the Order forwarded to :

1.   / The Appellant

2.   The Respondent.

3.   The CIT(A)-

4.   CIT

5.   / DR, ITAT, Mumbai

6.   Guard file.

                                                                   / BY ORDER,

                   //True Copy//

                                   (Dy./Asstt. Registrar)

                                                             / ITAT, Mumbai




                                                                           21