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 31, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

M/S. Trinayani Vyapar Pvt. Ltd., , ... vs Dcit, Central Circle - 4(3),, Kolkata on 1 October, 2019

                          IN THE INCOME TAX APPELLATE TRIBUNAL
                                KOLKATA 'B' BENCH, KOLKATA
(Before Sri J. Sudhakar Reddy, Accountant Member & Sri S.S. Viswanethra Ravi, Judicial Member)
                                           I.T.(SS)A. No. 94/Kol/2018
                                           Assessment Year: 2010-11

   M/s. Trinayani Vyapar Pvt. Ltd...............................................................................................Appellant
   [PAN : AACCT 7140 B]
                                                   Vs.

   Dy. Commissioner of Income Tax, Circle-4(3), Kolkata.....................................................Respondent


   Appearances by:
   Shri Somnath Ghosh, Adv., appeared on behalf of the Assessee.
   Shri Radhey Shyam, CIT, appeared on behalf of the Revenue.

   Date of concluding the hearing               : August 21st, 2019
   Date of pronouncing the order                : October 1st, 2019


                                                       ORDER

   Per J. Sudhakar Reddy, AM :-

This is an appeal filed by the assessee directed against the order of the Commissioner of Income Tax (Appeals)-21, Kolkata ['CIT(A)' for short] dated 27.07.2018.

2. The assessee is a company and is in the business of transport. It filed its return of income for the Assessment Year ('AY' for short) 2010-11 on 20.09.2010 declaring nil income. The return was processed u/s 143(1).

3. Search and seizure operation u/s 132 of the Income Tax Act, 1961 (the 'Act' for short) was conducted on 01.12.2015 at the business premises of Bhalotia Group. Survey u/s 133A of the Act was also conducted on some of the business premises of Bhalotia Group. Bhalotia Group was engaged in the business of manufacturing of sponge iron, infrastructure, jewellery business, manufacturing and supply of medical furniture and equipment as well as associated accessories and transportation.

4. The premises of the assessee was also searched u/s 132 of the Act on 01.12.2015 and a Panchnama was also drawn in the name of the assessee. Notice u/s 153A of the Act was issued and a compliance thereof the assessee return of income u/s 153A of the Act 2 I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

on 15.02.2017 disclosing nil income. The Assessing Officer ('AO' for short) completed assessment u/s 153A r.w.s.143(3) of the act by the order dated 20.12.2017 determining the gross total income at Rs. 50 lakhs inter alia making an addition of Rs. 50 lakhs u/s 68 of the Act, of share capital and share premium received by the assessee during the financial year 2009-10. The assessee has issued and allotted 50,000/- equity shares of face value of Rs. 10 each, at premium of Rs. 90 per share during relevant previous year. Further, disallowance was made u/s 14A of the Act.

5. Aggrieved, the assessee carried the matter in appeal without successes. Further, aggrieved, the assessee is in appeal before us.

6. The ld. Counsel for the assessee submitted that no incriminating material was found during the course of search, based on which an addition has been made u/s 153A r.w.s. 143(3) of the Act. He submitted that the return of income was filed by the assessee u/s 139(1) on 20/09/2010 and the statutory period within which a notice can be issued u/s 143(2) of the Act expired on 30.09.2011. He pointed out that a search and seizure operation had taken place in the case of the assessee on 01.12.2015. He submits that the assessment in question had not abated and under those circumstances no addition could have been made by the AO without any incriminating material found during the course of search. He relied on a number of case laws for the proposition that under such circumstances no addition can be made in an assessment framed u/s 153A r.w.s. 143(3) of the Act.

7. On merits he submitted that the assessee had received share capital aggregating a sum of Rs. 50 lakhs from two share subscribers M/s. Abhiruchi Vision Pvt. Ltd. and M/s. Amazing Vinimay Pvt. Ltd. which are body corporates. He submitted that the assessee had filed all the required documents such as, form of share application, allotment advices, copies of the income tax returns of the share subscriber companies, copies of the audited accounts and copies of bank statements of the share applicant companies. He further submitted that the source of funds of the share investment companies were also filed before the AO. He argued that the assessee had discharged the burden of proof that lay on it and the AO has without verification or investigation discarded this evidence and wrongly made the additions.

3

I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

8. The ld. DR on the other hand submitted that the AO found the bank accounts of the assessee company during the course of search. He referred to the bank accounts of the assessee in Axis Bank, Kolkata, Syndicate Bank, Kolkata and HDFC Bank, Kolkata. He submitted that these bank accounts were material based on which the AO made the additions. He further submitted that at page no.-57 of the seized material it is shown that there was buy back of shares of the assessee company by different jamakharchi companies at a price of Rs. 20. Thus he submits that the arguments that there was no incriminating material was found during the course of search and hence, no additions can be made is not correct. He drew the attention of the Bench to the order of the ld. CIT(A) and referred to the findings that the transactions in question were suspicious transactions and the circumstantial evidence shows that the share capital is not genuine. He relied on certain case laws and contended that an addition can be made in the assessment u/s 153A of the Act r.w.s. 143(3) of the Act even in the absence of incriminating material found during the course of search.

9. The ld. Counsel for the assessee on the other hand submitted that, the bank accounts in Axis Bank, Syndicate Bank and HDFC Bank are official and declared bank accounts of the assessee company in its books of accounts and financial statements and the closing balances in these bank accounts are reflected in the balance sheet. He further submitted that the AO has not made the addition in question based on any incriminating material found during the course of search and that this is clear from the fact recorded by the AO at para-4.3 of his order. He submitted that the argument that page no. 57 of the seized material discloses buy back of shares is false and even otherwise nothing to do with the cash credits in question.

10. Rival contentions heard. On a careful consideration of the facts and circumstances of the case, perusal of the papers on record and the orders of the authorities below, as well as case law cited we hold as follows.

11. On facts, the ld. DR could not demonstrate that there was any incriminating material found during the course of search, based on which this addition of Rs. 50 lakhs u/s 68 of the Act was made in the assessment order passed u/s 153A r.w.s. 143(3) of the Act. The bank accounts in question are not incriminating material and are part of the books of account of the assessee. These are declared bank accounts. Though the ld. DR 4 I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

refers to the paper wherein buy back of shares is recorded, we find that this paper has no relation with the receipt of share capital along with share premium of Rs. 50 lakhs by the assessee. This paper is not incriminating material. Thus we conclude that the addition in question of Rs. 50 lakhs u/s 68 of the Act in the assessment passed u/s 153A r.w.s. 143(3) of the Act is not based on any incriminating material found during the course of search. We also find that the assessment has not abated and under those circumstances no addition can be made in an assessment passed u/s 153A r.w.s. 143(3) of the Act in the absence of incriminating material found during the course of search. Propositions of law on this issue are well settled.

12. We find that the Kolkata 'B' Bench of the Tribunal in the case of Deputy Commissioner of Income Tax, Central Circle-2(2), Kolkata v. M/s. Rosemary Sponge & Ispat Pvt. Ltd; I.T(SS).A No. 75/Kol/2017; Assessment Year: 2009-10; I.T(SS).A No. 76/Kol/2017; Assessment Year: 2010-11; order dt. 30/11/2018, under similar circumstances held as follows:-

"8. We have heard rival contentions. On careful consideration of the facts and circumstances of the case, perusal of the papers on record, orders of the authorities below as well as case law cited, we hold as follows:-
8.1. We first consider the legal position as to whether, an addition can be made in an assessment u/s 153A r.w.s. 143(3) of the Act, which is not based on any incriminating material found during the course of search and seizure, when the assessment for the Assessment Year in question has not abated. In the case on hand, the assessee filed its original return of income on 03/09/2009 for the Assessment Year 2009-10 and on 09/09/2010 for the Assessment Year 2010-11. The time limit for issual of notice u/s 143(2) of the Act, was 30/09/2010 and 30/09/2011 respectively for Assessment Year 2009-10 & 2010-11. The search and seizure operation was conducted in this case on 18/02/2013. The statutory period for issual of notice u/s 143(2) of the Act, in the case of both the Assessment Years had expired prior to the date of search operation. Hence the assessment for the impugned Assessment Years have not abated.

The Assessing Officer made the addition in question by observing as under at para 4.34, page 24 of the assessment order:-

I) Names of the companies appealing m statements of the entry providers given to investigation wing figure as applicants to shares in the assessee company.
II) Perusal of the operating bank a/c shows that the a/c of most of the investing companies is in the same bank as that of the assessee company. III) There is no justification on record whatsoever as to whether the company's credentials commanded a huge share premium, particularly when the same is being paid by strangers.
IV) Summons U/S 131 to such persons I company have not been adequately responded and the assessee has failed to produce them in response to the show- cause notice.
V) The findings that the investing companies which subscribed to the shares were borne on the file of the ROC and that the monies have come through a/c 5 I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

payee cheques is at best, neutral. Mere payment by cheques is not sacrosanct as would not, make a non-genuine transaction as genuine.

VI) Bonafide and genuineness of the transactions is the main issue and in this regard, the assessee company has failed miserably.

VII) Scrutiny has revealed the camouflage adopted by the assessee and exposed the true nature of the transactions.

VIII) Onus is on the assessee to prove the identity of share applicants, their creditworthiness and genuineness of the transactions appearing in its books of sale which is not proved in this case. In fact, genuineness of the transactions has not been established in spite of repeated opportunities.

IX) There is enough material on record to doubt the veracity of the transactions."

A perusal of the above demonstrates that the additions in question are not based on any incriminating material found during the course of search.

8.2. On the legal position, we find that the various Courts of law under similar circumstances have held as follows:-

CIT,Kolkata-III Vs. Veerprabhu Marketing Limited [2016] 73 taxmann.com 149 (Calcutta) :
In this case The Honourable Calcutta High Court expressed the following views:
"We are in agreement with the views of the Karnataka High Court that incriminating material is a pre-requisite before power could have been exercised under section 153C read with section 153A.
In the case before us, the assessing officer has made disallowances of the expenditure, which were already disclosed, for one reason or the other. But such disallowances were not contemplated by the provisions contained under section 153C read with section 153A. The disallowances made by the assessing officer were upheld by the CIT(A) but the learned Tribunal deleted those disallowances."
PCIT-2, Kolkata Vs. Salasar Stock Broking Limited (ITAT No. 264 of 2016) dated 24.08.2016 : (Calcutta) In this case, the Honorable Jurisdictional High Court observed that the Ld. ITAT, Kolkata was of the opinion that the assessing officer had no jurisdiction u/s 153A of the I.T. Act to reopen the concluded cases when the search & seizure did not disclose any incriminating material. In taking the aforesaid view, the Ld. ITAT relied upon the judgments of Delhi High Court in the case of CIT(A) Vs. Kabul Chawla in ITA No. 707/2014 dated 28.08.2014. The Court also observed that more or less an identical view has been taken by this Bench in ITA No. 661/2008 in the case of CIT Vs. Veerprabhu Marketing Limited. Considering the above facts, the Honorable High Court did not admit the appeal filed by the Department. It held as follows:-
"Subject matter of challenge is a judgement and order dated 18th December, 2015 by which the learned Tribunal dismissed an appeal preferred by the Revenue registered as ITA No.1775/Kol/2012 and allowed a cross-objection registered as CO-30/Kol/2013 both pertaining to the assessment year 2005-
06. The learned Tribunal was of the opinion that the Assessing Officer had no jurisdiction under Section 153A of the Income Tax Act to reopen the concluded cases when the search and seizure did not disclose any incriminating material.
6
I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.
In taking the aforesaid view, the learned Tribunal relied upon a judgement of Delhi High Court in the case of CIT[A] vs. Kabul Chawla in ITA No.707/2014 dated 28th August, 2014. The aggrieved Revenue has come up in appeal."

....In that view of the matter, we are unable to admit the appeal. The appeal is, therefore, dismissed."

The 'A' Bench of the Delhi ITAT, recently in the case of Anurag Dalmia vs. DCIT in ITA Nos. 5395 & 5396/DEL/2017; Assessment Years: 2006-07 & 2007-08, dt. 15/02/2018, has explained the law on this issue in the following manner:-

"12. We have heard the rival submissions, perused the relevant material placed on record and the finding given in the impugned order with respect to legal issue raised vide ground no.5 by the assessee that the additions made in this year are beyond the scope of assessment u/s.153A, as no incriminating material was found during the course of search for the impugned Assessment Year; and the assessment had attained finality and was not abated in terms of 2nd Proviso to Section 153A. As stated above, the original return of income was filed in July, 2006 and said return was duly accepted and processed u/s. 143(1) vide intimation dated 25.05.2007. Since no notice u/s. 143(2) was issued thereafter or any other proceedings have been commenced to disturb said return of income, accordingly, it had attained finality much prior to the date of search which was on 20.01.2012. Hence in terms of 2nd Proviso to Section 153A the assessment for the Assessment Year 2006-07 was not pending and accordingly, has to be reckoned as unabated assessment. Under the jurisdiction of Hon'ble Delhi High Court, the law is well settled that in case of unabated assessment, the additions which can be roped-in, in the assessments framed u/s.153A, would only be with regard to any incriminating material or evidence unearthed or found during the course of search. If no incriminating material has been found during the course of search, then no addition can be made in the assessment years where assessments had attained finality. The relevant observations and the ratio laid down would be discussed in the later part of this order.
15. Now coming to the ratios laid down by the Hon'ble Jurisdictional High Court, first of all, in the case of Kabul Chawala (supra), the Hon'ble Court after discussing the issue threadbare and analysing the various judgments of different High Courts laid down the following legal proposition in terms of scope of addition which can be made u/s. 153A(1) which are as under:-
"37. On a conspectus of Section 153A (1) of the Act, read with the provisos thereto, and in the light of the law explained in the aforementioned decisions, the legal position that emerges is as under:
i. Once a search takes place under Section 132 of the Act, notice under Section 153 A (1) will have to be mandatorily issued to the person searched requiring him to file returns for six AYs immediately preceding the previous year relevant to the AY in which the search takes place.
ii. Assessments and reassessments pending on the date of the search shall abate. The total income for such AYs will have to be computed by the AOs as a fresh exercise.
iii. The AO will exercise normal assessment powers in respect of the six years previous to the relevant AY in which the search takes place. The AO has the power to assess and reassess the 'total income' of the aforementioned six years in separate assessment orders for each of the six years. In other words there will be only one assessment order in respect of each of the six AYs "in which both the disclosed and the undisclosed income would be brought to tax".

iv. Although Section 153 A does not say that additions should be strictly made on the basis of evidence found in the course of the search, or other post- search material or information available with the AO which can be related to the evidence found, it does not mean that the assessment "can be arbitrary or made without any relevance or nexus with the seized material. Obviously an assessment has to be made under this Section only on the basis of seized material."

7

I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

v. In absence of any incriminating material, the completed assessment can be reiterated and the abated assessment or reassessment can be made. The word 'assess' in Section 153 A is relatable to abated proceedings (i.e. those pending on the date of search) and the word 'reassess' to completed assessment proceedings.

vi. Insofar as pending assessments are concerned, the jurisdiction to make the original assessment and the assessment under Section 153A merges into one. Only one assessment shall be made separately for each AY on the basis of the findings of the search and any other material existing or brought on the record of the AO.

vii. Completed assessments can be interfered with by the AO while making the assessment under Section 153 A only on the basis of some incriminating material unearthed during the course of search or requisition of documents or undisclosed income or property discovered in the course of search which were not produced or not already disclosed or made known in the course of original assessment."

This judgment of the Hon'ble Delhi High Court has been followed in several judgments not only by the Hon'ble Delhi High Court but also by other Hon'ble High Court like, Pr. CIT vs. Somaya Construction Pvt. Ltd. 387 ITR 529 (Guj), CIT vs. IBC Knowledge Park Pvt. Ltd. 385 ITR 346 (Kar) and CIT vs.Gurinder Singh Bawa reported in 386 ITR 483. In the latest judgment the Hon'ble Delhi High Court in Pr. CIT vs. Meeta Gutgutia, their Lordships reiterated the same principle after discussing and analyzing catena of decisions including that of Anil Kumar Bhatia (supra) and Dayawanti Gupta. The Hon'ble HighCourt observed and held as under:-

"62. Subsequently, in Principal Commissioner of Income Tax-1 v. Devangi alias Rupa {supra), another Bench of the Gujarat High Court reiterated the above legal position following its earlier decision in Principal Commissioner of Income Tax v. Saumya Construction P. Ltd. {supra) and of this Court in Kabul Chawla (supra). As far as Karnataka High Court is concerned, it has in CIT v. IBC Knowledge Park P. Ltd. {supra) followed the decision of this Court in Kabul Chawla (supra) and held that there had to be incriminating material qua each of the AYs in which additions were sought to be made pursuant to search and seizure operation. The Calcutta High Court in CIT-2 v. Salasar Stock Broking Ltd. {supra), too, followed the decision of this Court in Kabul Chawla (supra). In CIT v. Gurinder Singh Bawa {supra), the Bombay High Court held that:
"6...once an assessment has attained finality for a particular year, i.e., it is not pending then the same cannot be subject to tax in proceedings under section 153A of the Act. This of course would not apply if incriminating materials are gathered in the course of search or during proceedings under section 153A of the Act which are contrary to and/or not disclosed during the regular assessment proceedings."

63. Even this Court has in CIT v Mahesh Kumar Gupta {supra) and The Pr. Commissioner of Income Tax-9 v. Ram Avtar Verma {supra) followed the decision in Kabul Chawla (supra). The decision of this Court in Pr. Commissioner of Income Tax v. Kurele Paper Mills P. Ltd. {supra) which was referred to in Kabul Chawla (supra) has been affirmed by the Supreme Court by the dismissal of the Revenue's SLP on 7th December, 2015."

18. Post the judgment of Meeta Gutgutia (supra), also the same principle have been reiterated in the case of PCIT vs. Best Infrastructure (India) Pvt. Ltd. (supra), wherein the Hon'ble High Court held that during the course of search, statement recorded u/s. 132(4) by themselves does not constitute incriminating material and assumption of jurisdiction by the Assessing Officer u/s.153A solely based on statement is unsustainable when there is no incriminating material found during the course of search. Again in the case of PCIT vs. Dharampal Premchand Ltd., in ITA No.512 to 514/206, the Hon'ble Delhi High Court held that ratio laid down in the case of Kabul Chawla, Meeta Gutgutia, still holds ground and the Revenue's contention that the matter should be referred to a larger bench was turned down. Apart from these judgments, there are catena of other judgments of other High Courts laying down similar ratio and proposition. The main underlying principle permeating in all the 8 I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

judicial precedents is that, in the case of the unabated assessment which had attained finality on the date of search, which are reckoned as unabated assessments, no addition over and above the originally assessed income can be made sans any incriminating material found or unearthed during the course of search. The principle reiterated time and again is that something should be found as a result of search which is incriminating in nature so as to implicate the assessee and acquire jurisdiction to make the addition, because for the completed assessment, or in other words, assessment which are not abated, the Assessing Officer is required to make reassessment u/s.153A which is only possible when any incriminating material has been found during the course of search."

The Hon'ble Delhi High Court in the case of Pr. CIT vs. Kurule Paper Mills P. Ltd. [2016] 380 ITR 571 (Delhi) held as follows:-

1. The Revenue has filed the appeal against an order dated 14.11.2014 passed by the Income Tax Appellate Tribunal (ITAT) in 3761/Del/2011 pertaining to the Assessment Year 2002-03. The question was whether the learned CIT (Appeals) had erred in law and on the facts in deleting the addition of Rs. 89 lacs made by the Assessing Officer under Section 68 of the Income Tax Act, 1961 ('ACT') on bogus share capital. But, the issue was whether there was any incriminating material whatsoever found during the search to justify initiation of proceedings under Section 153A of the Act.
2. The Court finds that the order of the CIT(Appeals) reveals that there is a factual finding that "no incriminating evidence related to share capital issued was found during the course of search as is manifest from the order of the AO." Consequently, it was held that the AO was not justified in invoking Section 68 of the Act for the purposes of making additions on account of share capital.
3. As far as the above facts are concerned, there is nothing shown to the court to persuade and hold that the above factual determination is perverse. Consequently, after considering all the facts and circumstances of the case, the Court is of the opinion that no substantial question of law arises in the impugned order of the ITAT which requires examination.
4. The appeal is, accordingly, dismissed.

The department had filed special leave petition before the Hon'ble Apex Court against the above judgment of the Delhi High court. (Pr CIT V KURULE PAPER MILLS P. LTD: S.L.P (C) No-34554 of 2015[ 2016] 380ITR (st) 64-Ed)..

The Hon'ble Apex court dismissed the special leave petition filed by the department. The relevant Para as mentioned in the ITR is reproduced as under.

"Their Lordships Madan B.Lokur and S.A.Bobde JJ dismissed the Department's special leave petition against the judgment dated July 06,2015 of the Delhi High Court in I.T.A No 369 of 2015, whereby the High Court held that no substantial question of law arose since there was a factual finding that no incriminating evidence related to share capital issued was found during the course of search and that the assessing officer was not justified in invoking section 68 of the Act for the purpose of making additions on account of share capital"

9. Applying the propositions of law laid down in the above case-law to the facts of the case on hand, we find that the only addition made for these Assessment Years is of share application money received u/s 68 of the Act and addition of commission allegedly paid on the share application money and finally a disallowance u/s 14A of the Act. No incriminating material has been found during the course of search. The alleged statements recorded from entry operators have been admittedly retracted by them and the Assessing Officer has not based the additions on these statements. Even otherwise, when copies of the alleged statements recorded by the revenue officials have not been given to the assessee, no addition can be made based on such evidence which is not confronted to the assessee. The contents of the statements are also not brought out in the assessment order. Only a general reference is made that there were certain 9 I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

statements recorded from various entry operators by the investigation wing. No addition can be made on such general observations. We also find that the assessee has not been given an opportunity to cross-examine any of these persons, based on whose statements, the ld. D/R claims that the additions have been made. The Hon'ble Supreme Court in the case of Kishinchand Chellaram vs. CIT, 125 ITR 713 (SC) had held that the opportunity of cross-examination must be provided to the assessee. The Jurisdictional High Court in the case of CIT Vs Eastern Commercial Enterprises (1994) 210 ITR 103 (Kol HC) held as follows:-

As a matter of fact, the right to cross-examination a witness adverse to the assessee is an indispensable right and the opportunity of such cross-examination is one of the cornerstones of natural justice.
9.1. Even otherwise, it is not clear as to which of these statements were recorded during the course of search operation u/s 132 of the Act or whether the statements were recorded during the course of any survey operations u/s 133A of the Act. It is well settled that a statement recorded during the course of survey operation cannot be used as an evidence under the Act.
10. Coming to the alleged cash trail, none of the material gathered by the Assessing Officer by way of bank account copies of various companies supposed to be part of the chain of companies was not confronted to the assessee. The alleged statements that were recorded from directors of these companies which formed this alleged chain were also not brought on record. Only a general statement has been made. There is no evidence whatsoever that cash has been routed from the assessee company to any of these chain of companies. There is no evidence that any cash was deposited by the assessee company. Moreover, there is no material whatsoever brought on record to demonstrate that the alleged cash deposit made in the bank account of a third party was from the assessee company. No opportunity to cross-examine any these parties was provided to the assessee. The bank statements based on which the cash trail was prepared are part of the disclosed documents and cannot be held as incriminating material.
10.1 The Judgment of the Hon'ble Kerala High Court in the case of E.N. Gopakumar vs. CIT (Supra) lays down a proposition, contrary to the propositions of law laid down by the Hon'ble Jurisdictional High Court in the case of CIT vs. Veerprabhu Marketing Ltd. (supra) and PCIT vs. Salasar Stock Broking Limited (supra).
10.2. Thus, none of these material gathered by the Assessing Officer can be categorized as incriminating material found during the course of search or found during the course of any other operation under the Act. Thus, we hold that the additions in question are not based on any incriminating material. The ld. CIT(A) on page 27 of his order held as follows:-
"I have considered the findings of the AO in the assessment order, different case laws was brought on record and appeal orders passed by my predecessors on this legal issue. I find from the assessment order that during the search & seizure operations conducted u/s 132 of the IT Act, 1961, incriminating documents/papers were not seized. At least addition made by AO in the assessment order passed u/s 153A/143(3) are not based on any incriminating documents/ papers seized during the search operation. It would also not to be out of context to mention here that in this case, on the date of search, no assessment for this year was pending. Therefore, keeping in viw the ratio decided by the jurisdictional bench of Kolkata tribunal in case referred above and the ratio decided by the Hon'ble Calcutta High Court in the case of Veer Prabhu Marketing Ltd (supra) in the light of CBDT's decision of not filing SLP in this case in the Supreme Court and keeping in view the Apex court's decision to dismiss SLP on the similar issue in the case of Pr CIT vs Kurele Paper Mills Pvt Ltd: SLP (C) No. 34554 of 2015 dt.07.12.2015, I am of this view that in order to maintain judicial continuity on this issue and respectfully following the ratio decided by the Hon'ble Calcutta High Court in the case of Veer Prabhu Marketing Ltd (supra), assessee's appeal on ground no 1 is allowed and as such I am not inclined to adjudicate appeal on ground no. 2 on merit."
10

I.T.(SS)A. No. 94/Kol/2018 Assessment Year: 2010-11 M/s. Trinayani Vyapar Pvt. Ltd.

11. We find not infirmity in this order of the ld. CIT(A) and hence uphold the same.

12. In the result both these appeals of the revenue are dismissed."

13. Applying the propositions of law laid down in these cases to the facts of the case we delete the addition and allow the appeal of the assessee.

8. In the result, the appeal of the assessee is allowed.

Kolkata, the 1st October, 2019.

         Sd/-                                                                        Sd/-
[S.S. Viswanethra Ravi]                                                       [J. Sudhakar Reddy]
  Judicial Member                                                              Accountant Member
Dated : 01.10.2019
Bidhan

Copy of the order forwarded to:

1. M/s. Trinayani Vyapar Pvt. Ltd., Room No. 206, 2nd Floor, Centre Point, 21, Hemant Basu Sarani, Kolkata- 700 001.

2. Dy. Commissioner of Income Tax, Circle-4(3), Kolkata.

3. CIT(A)-21, Kolkata. (sent through mail)

4. CIT-

5. CIT(DR), Kolkata Benches, Kolkata. (sent through mail) True copy By order Assistant Registrar ITAT, Kolkata Benches