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 11, Cited by 9]

Income Tax Appellate Tribunal - Mumbai

Asst Cit 15(2)(1), Mumbai vs Ispat Infrastructure (India) P.Ltd, ... on 18 August, 2017

                आयकर अपीलीय अधिकरण, मुंबई न्यायपीठ 'आई', मुंबई ।
 IN THE INCOME TAX APPELLATE TRIBUNAL "I", BENCH, MUMBAI
      सर्व श्री राजेन्द्र, लेखा सदस्य, एवुं , राम लाल नेगी न्यायिक सदस्य के समक्ष

    BEFORE SHRI RAJENDRA, AM AND SHRI RAM LAL NEGI, JM
           आिकर अपील सं ./ITA No. 4622/Mum/2015
            (धििाा रण वर्ा / Assessment Year: 2009-10)

    The Asst. CIT 15(2)(1),                 Vs. M/s Ispat Infrastructure
    Room No. 403, 4th Floor,                     (India) Pvt. Ltd.,
    Aaykar Bhavan,                               149/151, Central Facility
    Maharshi Karve Road,                         Building, Phase-II,
    Mumbai - 400020                              APMC Market, Vashi,
                                                 Navi Mumbai - 400705

    स्थािी ले खा सं ./जीआइआर सं ./PAN/GIR No. : AABCI0639P
            (अपीलाथी /Appellant)        ..      (प्रत्यथी / Respondent)
                                       &
                आिकर अपील सं./ITA No. 4623/Mum/2015
                (धििाा रण वर्ा / Assessment Year: 2010-11)

    The Asst. CIT 15(2)(1),                 Vs. M/s Ispat Infrastructure
    Room No. 403, 4th Floor,                (India) Pvt. Ltd.,
    Aaykar Bhavan,                          149/151, Central Facility
    Maharshi Karve Road,                    Building, Phase-II,
    Mumbai - 400020                         APMC Market, Vashi,
                                            Navi Mumbai - 400705
    स्थािी ले खा सं ./जीआइआर सं ./PAN/GIR No. : AABCI0639P
            (अपीलाथी /Appellant)        ..       (प्रत्यथी / Respondent)

      यनर्ाव ररती की ओर से /Assessee by   : None
      राजस्व की ओर से /Revenue by         : Shri Saurabh Kumar Rai (DR)

      सुनर्ाई की तारीख / Date of Hearing :               02/08/2017
      घोषणा की तारीख/Date of Pronouncement:              18/08/2017

                                आदे श / O R D E R
PER RAM LAL NEGI, JM

These appeals have been filed by the revenue against the common order dated 20/05/2015 passed by the Ld. CIT (A)-24, Mumbai pertaining to the Assessment Years 2009-10 & 2010-11, whereby the Ld. CIT (A) has partly 2 ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011 allowed the appeal filed by the appellant/assessee against assessment order passed u/s 143 (3) r/w section 147 of the Income Tax Act, 1961 (for short 'the Act'). Since, these appeals pertain to same assessee and the issues involved are common in both the appeals, both the appeals were clubbed in order hear the same together for the sake of convenience.

2. These cases were fixed for hearing on 26/04/2017, however, adjourned to 19/06/2017 as none appeared on behalf of the assessee. Notice was sent through RPAD. On 19/06/2017 again neither the assessee nor his authorized representative appeared. Fresh notice was issued and served through DR for 02/08/2017. Today, i.e., on 02/08/2017 when the case was called for hearing, neither the assessee nor his representative appeared nor we received any application for adjournment. We are, therefore, satisfied that the respondent/assessee has nothing to say in this case. Accordingly, we decided to dispose of these appeals on the basis of material available on record after hearing the Departmental Representative (DR).

ITA No. 4622/MUM/2015 (Assessment Year: 2009-10)

Since, the facts of both these cases are identical except the amount involved, we take the facts of this case as a lead case. The assessee engaged in the business of import, trading and hiring construction equipments, filed its return of income for A.Y. 2009-10 declaring the total income of Rs. 75,89,011/- which was processed u/s 143(1) of the Act.

3. On the basis of information received from the Investigation Wing of Income Tax Department, Mumbai that the assessee had obtained bogus purchase bills amounting to Rs. 1,94,78,882/- from 15 parties (hawala operators) mentioned in the assessment order, the assessment was reopened by issuing notice u/s 142(1) incorporating therein the reasons for reopening of assessment. In response thereof the assessee filed a written reply stating 3 ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011 therein that return filed u/s 139(1) may be treated as return of income filed u/s 148 of the Act. The AO also directed the assessee to show cause as to why the alleged purchases made from the said 'hawala' dealers should not be treated as bogus purchases and the amount should not be added to the total income. In response to the show cause notice, the assessee made a written submission and contended that the purchases in question were to sell the same to the purchasers. The execution of such orders is not possible without making purchases. The assessee further submitted that its gross profit for the financial year 2008-09 was 26.05% as against 20.31% for the financial year 2007-08, therefore question of bogus purchase does not arise.

4. The AO rejecting the contention of the assessee, held that the assessee has failed to produce evidence to prove the actual delivery of the material purchased. The AO also relied on the investigation carried out by the Sales Tax Department to reach at the conclusion that the purchases shown by the assessee of Rs. 1,94,78,882/- during the financial year relevant to the assessment year under consideration are bogus. Accordingly, the AO made addition of the said amount to the total income of the assessee. On appeal, the Ld.CIT (A) restricted the addition to 15% of the total alleged bogus purchases which comes to Rs. 29,21,832/-

5. The revenue has challenged the impugned order on the following effective grounds:-

1. "On the facts and in the circumstances of the case CIT (A) erred in directing the Assessing Officer to reduce the disallowance of bogus purchase from Rs. 19478882/- to 2921832/- being 15% profit on bogus purchase despite the fact that the parties were found to be Hawala operator/Bogus billers."
2. "On the facts and in the circumstances of the case, the CIT (A) erred in relying on the decision of the Hon'ble Gujarat High Court in the case of Simit P Sheth (356 ITR 451), even though the facts of this case are 4 ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011 different from that relied upon and hence the decision is not applicable in this case."

6. Before us, the Ld. departmental representative (DR) submitted that the assessment was re-opened on the basis of information received from Investigation Wing of Income Tax Department that the appellant/assessee had obtained bogus bills in order to show purchases amounting to Rs. 19478882/-from 15 parties during the financial year relevant to the assessment year under consideration. The reasons for reopening were also incorporated in the notice u/s 142 (1). The assessee asked to treat the original return file u/s 139 (1) as return of income filed u/s 148. The assessee was asked to show cause as to why the purchases made from the bogus Hawala dealers should not be treated as bogus purchase and the amount should not be added to its total income. The submissions made in by the assesse are not acceptable as the assessee failed to produce any evidence to prove the actual delivery of the material purchased. Moreover, the investigation carried out by the Sales Tax Department has established that the said parties used to issue bogus bills to the different companies including the assessee in the present appeal. The Ld. DR relying on the various decisions including the decision of Hon'ble High Court of Gujarat rendered in N.K. Protein Ltd. Vs. DCIT in Tax appeal No. 240, 241 261, 242 and 260 of 2003, upheld by the Hon'le Supreme Court, Kachwala Gems 288 ITR 10 (SC) Sreelekha Banerjee 49 ITR 112 (SC), Sumati Dayal 214 ITR 801 (Supreme Court), La Medica 250 ITR 575 (Delhi) and the decisions rendered by the various Benches of the Tribunals has submitted that if purchases are not proved to the genuine then the entire purchase needs to be taken as income of the assessee. Therefore, the Ld. CIT(A) has wrongly restricted the addition to 15% of the total amount as against 100% addition made by the AO.

5

ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011

7. We have heard the Ld. DR and also gone through the material on record including the cases relied upon by the parties. The only grievance of the revenue in this case is that the Ld. CIT (A) has wrongly restricted the addition to the extent of 15% of the total alleged bogus purchases. The Ld. CIT(A) has restricted the addition holding as under:-

"2.11 The facts in the present case indicate that the appellant was not in a position to prove the existence of the suppliers. The supplier was engaged in providing bogus bills without actual delivery of goods. Moreover this supplier is not a regular party and it was found to have supplied material only during the year and there were no supply either in the earlier year or in the subsequent year. As discussed above this circumstantial evidence prove the bogus nature of the transaction. On careful analysis of the finding of Hon'ble High Court of Gujarat in the above mentioned cases. I am of the firm view that without purchase of the machines it was not possible for the appellant to either sell the items. As mentioned above the AO had never disputed or examined the aspect of sales. Hence I am of the firm belief that the appellant had made cash purchases from other parties which were not recorded in the books. The appellant took only bills from these 15 parties as accommodation to explain the purchases. Therefore the entire purchases from these 15 parties cannot be added as bogus and what needs to be taxed is the profit element embedded in such transaction. Profit estimates ranging from 12.5% to 25% has been upheld by the Hon'ble Gujarat High Court depending upon the nature of the business. As held in the case of Simit P. Sheth (supra) no uniform yardsticks could be applied to estimate the rate of profit and it vary with the nature of business. Taking all the facts into consideration and the findings of the Hon'ble Courts on this issue, I am of the view that estimation of 15% of profit would meet the ends of the justice. Therefore, I direct the AO to estimate profit of 15% on the total alleged bogus purchase Rs. 1,94,78,882/- which works out to Rs. 29,21,832/-. The appellant gets relief of the balance Rs. 1,65,57,050/-. This ground of appeal is partly allowed."
6

ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011

8. We notice that the AO has not rejected the books of account and accepted the sales shown by the assessee. We further notice that the assessee has contended before the AO as well as before the Ld. CIT (A) that the parties have given some sort of affidavit and their names are appearing on the website, therefore we cannot be concluded that the parties were non-existent. Since, the Maharashtra VAT Authorities have given them the registration after obtaining their PAN Nos, copy of Passports, Telephone or Electricity Bills and their photographs and other required documents; they cannot be termed as hawala dealers. The entries regarding the purchases in question are made in the books of account and if the said parties had not paid the sales tax, the assessee's purchases cannot be treated as bogus. Placing reliance on the decision of Hon'ble Supreme Court rendered in CIT Vs. Orissa Corporation Pvt. Ltd. 159 ITR 78 (SC) Hon'ble Bombai High Court in CIT Vs. Nikunj Eximp Enterprises Pvt. Ltd. 372 ITR 619 (Bom) and CIT Vs. U M Shah 90 ITR 396 (Bomb.) and Jodhpur Bench of the Tribunal in Jagdamba Trading Company Vs. ITO (2007) 16 SOT 66 Jodhpur, the assessee has contended before the authorities below that for every sale there has to be corresponding purchases. If sales bills are being accepted then the total purchases amount should be accepted.

9. While upholding the decision of Mumbai Tribunal the Hon'ble Bombay High Court In CIT Vs. Nikunj Eximp Enterprises Pvt. Ltd. (supra) has held that merely because the suppliers had not appeared before the Assessing Officer or the CIT (A) one could not conclude that the purchases were not made by the respondent/assessee. The Hon'ble Gujrat High Court in CIT vs. Simit P. Seth 356 ITR 451(Guj) upheld the decision of the Tribunal and sustained the addition 12.5% of the total bogus purchases holding that only profit element embedded in such purchases can be added to income of the assessee. Hence, in our considered view, the order passed by the Ld. CIT(A) is based on the 7 ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011 principles of law down by the Hon'ble Supreme Court and various High Courts. In our considered view, the order passed by the Ld. CIT(A) is based on the law laid down by the Hon'ble Supreme Court, Hon'ble Bombay High Court and the decisions of the Tribunal discussed above. On the other hand the law relied upon by the Ld. DR are distinguishable on facts. Therefore, we do not find any infirmity in the order of the Ld. CIT (A) to interfere with. Hence, we uphold the order of the Ld. CIT (A) and dismiss the sole ground of the appeal filed by the revenue.

ITA No. 4623/MUM/2015 (Assessment Year: 2010-11)

The facts and the issues involved in the present case are identical to the facts and issues involve in the assessee's own case for the A.Y. 2009-10, except the amount of bogus purchase.

2. The revenue has assailed the impugned order passed by the Ld. CIT(A) on the following effective grounds of appeal:-

3. The revenue has raised the following effective grounds of appeal against the impugned order passed by the Ld. CIT (A):-

1. "On the facts and in the circumstances of the case CIT (A) erred in directing the Assessing Officer to reduce the disallowance of bogus purchase from Rs. 28273750/- to 4241063/- being 15% profit on bogus purchase despite the fact that the parties were found to be Hawala operator/Bogus billers."
2. "On the facts and in the circumstances of the case, the CIT (A) erred in relying on the decision of the Hon'ble Gujarat High Court in the case of Simit P Sheth (356 ITR 451), even though the facts of this case are different from that relied upon and hence the decision is not applicable in this case."
8

ITA Nos. 4622 & 4623/MUM/2015 Assessment Years: 2009-10 & 2010-2011

4. Since, we have dismissed the department appeal for the A.Y. 2009-10 and since there is no change in the facts or issues involved in this case, we uphold the order passed by the Ld. CIT (A) and dismiss the appeal of the department for the same reasons.

In the result, appeals filed by the revenue for assessment years 2009-10 & 2010-11 are dismissed.

Order pronounced in the open court on 18th August, 2017.

           Sd/-                                          Sd/-

       (RAJENDRA)                               (RAM LAL NEGI)
     ACCOUNTANT MEMBER                        JUDICIAL MEMBER
     मुंबई Mumbai; यदनां क Dated: 18/8/2017

Alindra, PS



आदे श प्रधिधलधप अग्रेधर्ि/Copy of the Order forwarded to :

1. अपीलाथी / The Appellant
2. प्रत्यथी / The Respondent.
3. आिकर आिुक्त(अपील) / The CIT(A)-
4. आिकर आिुक्त / CIT
5. यर्भागीि प्रयतयनयर्, आिकर अपीलीि अयर्करण, मुंबई / DR, ITAT, Mumbai
6. गार्व फाईल / Guard file.

आदे शािसार/ BY ORDER, सत्यायपत प्रयत //True Copy// उप/सहायक पुंजीकार (Dy./Asstt. Registrar) आयकर अपीलीय अधिकरण, मुंबई / ITAT, Mumbai