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 8, Cited by 11]

Income Tax Appellate Tribunal - Mumbai

Acit 20(2), Mumbai vs Prakash K Shah, Mumbai on 22 December, 2017

                   आयकर अपीऱीय अधिकरण "C" न्यायपीठ मब
                                                    ुं ई में ।

   IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, MUMBAI
          BEFORE SHRI JOGINDER SINGH JUDICIAL MEMBER
           AND SHRI RAMIT KOCHAR, ACCOUNTANT MEMBER

                  आयकर अपीऱ सं./I.T.A. No. 1962/Mum/2016
                     (नििाारण वर्ा / Assessment Year: 2009-10)


ACIT 20(2)                                  बिाम/    Shri. Prakash K. Shah,
R.No. 217, 2 n d floor, Pi ramal                     Prop. Nimit Impex,
Chambers, Lalbaug, Pa rel,                           234/26, 2 n d floor, Om
                                                v.
Mumbai 400012
                                                     Niwas, R.A Kidwai Road,
                                                     Wadala, Mumbai -400031
                                      स्थायी ऱेखा सं ./ PAN : AAKPS5648G

         (अपीऱाथी /Appellant)              ..           (प्रत्यथी / Respondent)


            Revenue by :               Shri. Rajat Mittal
            Assessee by:               Shri. Sanjay. R. Parikh
         सन
          ु वाई की तारीख /Date of Hearin g         : 20.12.2017
         घोषणा की तारीख /Date of Pronouncement : 22.12.2017
                                 आदे श /    ORDER
    PER RAMIT KOCHAR, Accountant Member

This appeal, filed by the Revenue , being ITA No. 1962/Mum/2016 for assessment year 2009-10 is directed against the appellate order dated 12.01.2016 passed by learned Commissioner of Income-tax (Appeals)-32, Mumbai (hereinafter called "the CIT(A)") for assessment year 2009-10, appellate proceedings had arisen before learned CIT(A) from the assessment order dated 31-10-2014 passed by learned Assessing Officer (hereinafter called "the AO") u/s 143(3) r.w.s 147 of the Income-tax Act, 1961 (hereinafter called "the Act").

2. The grounds of appeal raised by the Revenue in the memo of appeal filed with the Income-Tax Appellate Tribunal, Mumbai (hereinafter called "the tribunal") read as under:-

" (1) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in annulling the notice u/s 148 issued by the A.O. without appreciating the fact that the information has been received I.T.A. No. 1962/ Mum/2016 from Investigation Wing on the basis of which the Assessing Officer re-

opened the assessment considering the fact that the loan paid by Mr.Manoj lain, Proprietor of M/s. Meridian Gems to various parties are only accommodation entries and thus the loan paid by Mr. Manoj lain are non-genuine.

(2) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in annulling the notice u/s 148 issued by the A.O. ignoring the fact that the assessee has taken bogus loan of Rs.30,00,000/- and is shown to have paid interest of Rs.4,38,411/- both of which are non genuine as has been held by the Investigation Wing."

3) The appellant prays that the order of the CIT (A) on the above grounds be reversed and that of the Assessing Officer be restored.

(4). The appellant craves Leave to amend or alter any ground or add a new ground which may be necessary."

3. The brief facts of the case are that assessee is in the business of trading in iron & steel. The assessee filed its return of income for A.Y. 2009- 10 on 21.09.2009 declaring total loss of Rs. 7,62,302/- , which return of income was scrutinised by Revenue u/s. 143(3) r.w.s 143(2) which proceedings culminated into an assessment order u/s. 143(3) dated 29.12.2011 wherein the income assessed by Revenue was Rs. 96,11,080/- as against returned loss of Rs. 7,62,302/- . Subsequently information was received by the A.O from DGIT(Inv.),Mumbai that assessee had obtained unsecured loan of Rs. 70,00,000/- from M/s. Meridian Gems which was bogus and hence the case was reopened by the AO u/s. 147 by issue of notice u/s. 148 dated 30.03.2014 which was duly served on assessee by Revenue on 30-03-2014. The said reopening of concluded assessment u/s 147 was done by the Revenue within four years from the end of the assessment year. The assessee filed loan confirmation letter from Meridian Gems , copy of Profit & Loss account for relevant financial year , bank statement showing bank entry of Rs. 30,00,000/- . The affidavit of Shri Manoj Jain , Proprietor of Meridian Gems was also filed which shows that he has given an unsecured loan of Rs. 30,00,000/- during the financial year 2008-09 relevant to the impugned A.Y and Sh. Manoj Jain also confirmed to have received interest of Rs. 4,38,411/- from M/s Nimit Impex (Properietor Shri Prakash Shah) i.e. the assessee. It is pertinent to mention here that the assessee received loan of Rs. 40,00,000/- from Meridian Gems during the preceding year. The A.O rejected the contentions of the assessee in the light 2 I.T.A. No. 1962/ Mum/2016 of the statement made before the DGIT(Inv.),Mumbai by Shri Manoj Jain, Proprietor of Meridian Gems wherein he stated that these loans paid by him to various parties are bogus loans and are merely accommodation entries which are not genuine. The AO observed that the assessee has taken loan of Rs. 40,00,000/- in the financial year 2007-08 relevant to AY 2008-09 for which requisite additions shall be made in the AY 2008-09 in an assessment order to be framed u/s 143(3) r.w.s. 147 for AY 2008-09. Thus, the AO held that these loans of Rs. 30,00,000/- raised by the assessee during the impugned assessment year are bogus and interest of Rs. 4,38,411/- paid by the assessee to Sh. Manoj Jain Prop. Meridian Impex is also bogus , which was brought to tax by the A.O. vide assessment order dated 31-10-2014 passed u/s 143(3) r.w.s. 147. The A.O relied upon the decision of Hon'ble Delhi High Court in the case of CIT v. Independent Media Private Ltd. (2012)210 Taxman 14(Delhi) while making both the additions to the income of the assessee in the assessment order.

4. The assessee carried the matter in appeal before the learned CIT-A who held that reopening was not valid u/s 147 of the 1961 Act and hence reopening of the concluded assessment u/s 147 was quashed by learned CIT-A vide appellate order dated 12-01-2016 . The learned CIT(A) did not deal with the issue in appeal before him on merits . It was observed by learned CIT(A) while quashing the proceedings u/s 147 of the 1961 Act that the A.O has made inquiries u/s. 133(6) during the course of original assessment proceedings u/s 143(3) r.w.s. 143(2) and it is only after making the inquiries u/s. 133(6) , the loan granted by Sh. Manoj Jain of Meridian Gems to the assessee was accepted as genuine by the A.O., as confirmation and other details were also submitted by the assessee during the course of original assessment proceedings and now it is a case of mere change of opinion which is not permissible . The learned CIT(A) observed that it is merely change in opinion of the AO in reopening of the concluded assessment u/s 147 and hence proceedings u/s. 147 was set aside/quashed by learned CIT-A. Since the proceedings were quashed on aforesaid legal ground, the learned CIT(A) did not dealt with the issues in appeal on merits.

5. Aggrieved Revenue has come in an appeal before the tribunal.

3

I.T.A. No. 1962/ Mum/2016 The Ld. DR submitted that the reopening of concluded assessment u/s 147 was justified as the information was received by AO from DGIT (Inv) , Mumbai that the proprietary concern of Sh Manoj Jain namely Meridian Gems who is part of Bhanwarlal Jain Group has only given accommodation entries of bogus unsecured loans and advances to the assessee. Based upon the aforesaid information , the case was reopened by Revenue u/s 147 by issuance of notice dated 30-03-2014 u/s 148. The Ld. DR submitted that the reopening was done within four years from the end of the A.Y and although notices u/s. 133(6) were issued in the original assessment proceedings by the AO to the said party and confirmations and bank statements has also been filed by the said party Meridian Gems before the AO along with the copy of Income Tax return and audited accounts of the M/s. Meridian Gems during the course of original assessment proceedings u/s 143(3) r.w.s. 143(2), but it is because of the incriminating tangible and material information received from the DGIT(Inv),Mumbai wherein it was found that the said concern is part of Bhanwarlal Jain and it is admitted before DGIT(Inv) in statement recorded of the lender that these loans are bogus accommodation entries, that the reopening of concluded assessment u/s 147 was done, and hence reopening of the concluded assessment was justified in view of fresh tangible and incriminating material coming into the possession of Revenue. The Ld. DR relied upon the order of the A.O. passed u/s 143(3) r.w.s. 147 . The learned DR submitted that the Ld. CIT-A has erred in quashing the notice issued u/s. 148 . The Ld. DR rely on decision of Hon'ble High Court of Gujarat in Peass Industrial Engineers P. Ltd v. DCIT (2016) 73 Taxman.com 185(Guj) wherein the reopening based on the information received from investigation wing was held to be valid. The learned DR relied upon the re-assessment order of the AO .It was also submitted by learned DR that reopening has been done by Revenue within four years from the end of assessment year and hence proviso to Section 147 is not applicable.

The Ld. Counsel for the assessee on the other hand submitted that the assessee asked for incriminating statement as well cross examination of the lender who have given statement before investigation wing of Revenue but the same was not provided by the A.O to the assessee and cross examination was also asked for which was also not provided by Revenue to the assessee 4 I.T.A. No. 1962/ Mum/2016 and hence principles of natural justice are vitiated . Our attention was drawn to page no. 37 of the paper book wherein the letter dated 01.10.2014 which is stated to be filed by the assessee with the A.O during the course of reassessment proceedings is placed on record wherein the assessee sought for statement of the lender as well cross examination of the lender from the Revenue. It was submitted that learned CIT-A has only decided legal ground wherein reopening of the concluded assessment u/s 147 was quashed by learned CIT(A). Our attention was also drawn to an affidavit which is placed in paper book/ page no. 39 given by Shri. Manoj Jain , Proprietor of Meridian Gems confirming the transaction of loan granted to the assessee as well interest received from the assessee. The Ld. Counsel for the assessee submitted that if the reopening of the concluded assessment u/s 147 is held to be valid keeping in view factual matrix of the case , then in that case the matter can be set aside to the file of learned CIT-A who can decide the issue on merits after furnishing of the copy of the relied upon incriminating statement and after providing cross examination to the assessee of the lender who have given incriminating statement against the assesse. The learned counsel for the assessee relied upon the decision of Hon'ble Delhi High Court in the case of Principal CIT v. Meenakshi Overseas P. Ltd. (2017) 82 Taxman.com 300(Delhi) wherein in the case where information was received from investigation wing by the AO and the reopening was done by the AO based on such incriminating information without independent application of mind by the AO to establish live link of the tangible material and formation of reasons to believe that income has escaped assessment, the Hon'ble Court has held reopening to be bad in law.

6. We have considered rival contentions and perused the material on record including cited case laws and orders of the authorities below. We have observed that assessee is carrying on the business of trading in Iron & Steel under the name and style of Nimit Impex . The assessee filed return of income for AY 2009-10 on 21.09.2009 declaring total loss of Rs. 7,62,302/- and Revenue framed assessment u/s. 143(3) vide assessment orders dated 29.12.2011 computing income of Rs.96,11,080/- against the return loss of Rs.7,62,302/- . Subsequently information was received by the A.O from DGIT (Inv), Mumbai that assessee has received unsecured loans of Rs. 70,00,000/- from M/s. Meridian Gems which were bogus as admitted by the 5 I.T.A. No. 1962/ Mum/2016 lenders before DGIT(Inv.). Mumbai which led to the reopening of concluded assessment u/s 147 wherein notice u/s. 148 dated 30.03.2014 was issued by the AO which was duly served on 30.03.2014 . The reopening of the concluded assessment was done by the AO u/s. 147 within four years from the end of the assessment year and hence proviso to Section 147 is not applicable. It is also observed that while framing of the original assessment u/s 143(3) , the A.O issued notices u/s. 133(6) to said M/s. Meridian Gems and the same was duly replied by the said concerns along with bank statement evidencing the grant of loan of Rs. 30,00,000/- during the previous year relevant to the impugned assessment year, confirmation from the lender, Income Tax return as well as audited accounts of M/s. Meridian Gems were duly submitted. It is pertinent to mention here that Rs. 40,00,000/- was received by the assessee from the said lender Meridian Gems in the preceding year. However , tangible and material incriminating information was received by the A.O from the DGIT(Inv) which is based upon statement given by lender before the DGIT(Inv.) , Mumbai that they have provided accommodation entry to the assessee by way of bogus unsecured loans to the tune of Rs.70,00,000/- , out of which Rs. 30,00,000/- were given during the impugned assessment year while Rs. 40,00,000/- was given in the preceding year. Based upon the said incriminating tangible and material information in possession of the revenue, concluded assessment of the assessee was reopened by the AO u/s. 147 and the reopening has been done within four years from the end of the assessment year . Since reopening is done within four years from the end of the assessment year , proviso to Section 147 is not applicable. Thus, clearly it is not the case of change of opinion by the AO rather it is based on new incriminating material in possession of the AO that reopening of concluded assessment u/s 147 was initiated . The Revenue has rightly relied upon the decision of Hon'ble Gujarat High Court in the case of Peass Industrial Engineers P. Ltd (supra) because the information that loans are bogus and were merely accommodation entries attract deeming fiction of Section 68 and this new incriminating information has live link with formation of reasons to believe that income has escaped assessment and it cannot be classified as mere change of opinion. It is not necessary at the stage of initiation of proceedings for reopening of concluded assessment u/s 147 that escapement of income is to be proved conclusively by a cogent evidences, while what is required is 6 I.T.A. No. 1962/ Mum/2016 formation of a belief based on incriminating material in possession of the Revenue that there is prima-facie an escapement of Income. In our considered view , reopening of the concluded assessment u/s 147 was valid in the instant case as the same was based upon tangible and material incriminating information received by the A.O that loans granted by Meridian Gems were bogus and were merely accommodation entries wherein the assessee's own money is circuitously routed through back into its proprietary concern Nimix Impex in the form of unsecured loans from Meridian Impex which prima-facie attracts deeming fiction created by Section 68. The above information received by AO from DGIT(inv.) was in- turn based upon statement of the lenders wherein it is admitted by lenders before investigation wing of Revenue that they have provided bogus accommodation entries by way of loans to the assessee to the tune of Rs. 70,00,000/- . Thus under these circumstances and keeping in view entire factual matrix of the case , it cannot be said that the reopening of concluded assessment u/s 147 was invalid , more-so reopening was done within four years from the end of assessment and proviso to Section 147 is not attracted. Thus , we set aside the appellate order of learned CIT-A wherein learned CIT(A) adjudicated the appeal only on legal grounds of re-opening by holding that that reopening of the concluded assessment by Revenue in the instant case u/s. 147 was not valid while we vide this order holds that reopening of the concluded assessment in the instant case u/s 147 was valid in law . We have observed that learned CIT-A had not adjudicated the issues in appeal on merits. We have also observed that assessee asked for the statement of the lender incriminating assessee and also sought cross examination of said lender who has given the incriminating statement against the assessee, which was denied to the assessee. We have also observed that the said lender Meridian Gems is part of Bhanwarlal Jain group of concerns. We are restoring the matter back to file of learned CIT(A) with directions to adjudicate the appeals on merits . The Revenue is directed to provide to the assessee copy of relied upon incriminating statement as well other incriminating material in its possession on which it intend to rely and also to allow assessee to cross examination the lender who has given incriminating statement against the assessee before prejudicing assessee, if the Revenue wish to rely on the said incriminating statement or any other incriminating material in its possession. Needless to say that the learned 7 I.T.A. No. 1962/ Mum/2016 CIT(A) has wide powers which are co-terminus with the powers of the AO , inter-alia, including power to direct AO to conduct necessary enquiries, examinations and verifications etc. . Needless also to say that learned CIT(A) shall provide proper and adequate opportunity of being heard to the assessee before adjudicating the issue on merits in accordance with principles of natural justice in accordance with law. The learned CIT(A) is directed to admit additional evidences if filed by the assessee in accordance with Rule 46A of Income-tax Rules, 1962 in order to advance substantial justice. We order accordingly.

7. Thus appeal of the revenue is allowed for statistical purposes and matter is restored back to the file of learned CIT-A for fresh adjudication of the issues in this appeal on merits in accordance with our above directions.

Order pronounced in the open court on 22.12.2017 आदे श की घोषणा खुऱे न्यायाऱय में ददनांकः 22.12.2017 को की गई ।

                     Sd/-                                             Sd/-

          (JOGINDER SINGH)                                   (RAMIT KOCHAR)
           JUDICIAL MEMBER                                 ACCOUNTANT MEMBER


       Mumbai, dated:        22.12.2017
     Nishant Verma
     Sr. Private Secretary


      copy to...
1.        The appellant
2.        The Respondent
3.        The CIT(A) - Concerned, Mumbai
4.        The CIT- Concerned, Mumbai
5.        The DR Bench, E
6.        Master File
                               // Tue copy//
                                                           BY ORDER
                                                    DY/ASSTT. REGISTRAR
                                                      ITAT, MUMBAI


                                              8