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 2, Cited by 0]

Income Tax Appellate Tribunal - Indore

B.L. Rai , Bhopal vs Acit 2 (1), Bhopal on 9 May, 2019

                                        [IT(SS)A Nos.89 to 95/Ind/2018]
                                                    [B.L. Rai, Bhopal]


       आयकर अपील य अ धकरण, इ दौर  यायपीठ, इ दौर

     IN THE INCOME TAX APPELLATE TRIBUNAL
              INDORE BENCH, INDORE

   BEFORE SHRI KUL BHARAT, JUDICIAL MEMBER
                     AND
    SHRI MANISH BORAD, ACCOUNTANT MEMBER

         IT(SS)A Nos.89 to 95/Ind/2018
    Assessment Years: 2004-05 to 2010-11

             B.L. Rai                       ACIT-2(1)
       AH-14, Rajiv Nagar       बनाम/       Bhopal
        Ayodhya By Pass
                                Vs.
          Bhopal M.P.
           (Appellant)                       (Revenue )
P.A. No.AHMPR6654E

  Appellant by Shri S.S. Deshpande, A.R.
Respondent by Smt. Ashima Gupta, CIT(DR)
Date of Hearing:               06.05.2019
Date of Pronouncement:         09.05.2019

                    आदे श / O R D E R

PER KUL BHARAT, J.M:

This bunch of 7 appeals filed by the assessee are against order of the CIT(A)-1, Bhopal dated 15.5.2018 pertaining to the assessment years 2004-05 to 2010-11.

[IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] The identical grounds are raised except figures in all these appeals. All the appeals were heard together and are being disposed off by way of consolidated order for the sake of convenience. First we take up the assessee's appeal in IT(SS)A No.89/Ind/2018 pertaining to the assessment year 2004-05. The assessee has raised following grounds of appeal:

1. That on facts and in the circumstances of the case of the assessee the learned Commissioner of Income Tax (Appeals) 1 was not justified in confirming the addition of cash balance to the extent of Rs.53,000/-.
2. That on facts and in the circumstances of the case the assessee the learned Commissioner of Income Tax (Appeals) 1 was not justified in confirming the addition of Rs.1,20,000/- towards unexplained household expenses.
3. The assessee craves leave to add, alter amend or withdraw any ground of appeal on or before the time of hearing.

2. Brief facts of the case are that a search u/s 132 of the Income Tax Act, 1961 (hereinafter called as 'the Act') was carried out at the residential premises of the assessee on 23.7.2009. The assessee has filed return of income on 3.8.2011 declaring total income of Rs.6,31,130/-. The case 2 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] was selected for scrutiny and notices u/s 143(2) r.w.s. 142(1) of the Act were issued. In response to the above notices, authorised representative of the assessee submitted certain details to the assessing officer. During the course of assessment proceedings, the assessee has submitted balance sheet, cash book and other accounts but no books of accounts were found during the course of search at the residence of the assessee and no books of accounts are maintained by him. Further, as and when assessee was short of cash he has shown miscellaneous receipts, which are shown as under:

             S.No.      Date          Amount (Rs.)
               1     04.01.2008    1,50,000/- Cash
               2     04.04.2008      78,000/- Cash
               3     05.05.2008      78,000/- Cash
               4     04.04.2009    2,42,000/- Cash
               5     05.05.2009    1,00,000/- Cash
               6     07.07.2009    1,00,000/- Cash
             Total                 7,48,000/- Cash



                                                                      3
                                          [IT(SS)A Nos.89 to 95/Ind/2018]
                                                     [B.L. Rai, Bhopal]



The assessee has not shown any amount whatsoever, on account of household expenditure including the amounts spent on education of children, electricity, milk, vegetables and fruits, water charges, maintenance of house, medicine, commuting, attending social functions and expenditure on outings/entertainment etc., which are required to be incurred. In view of the above, the assessing officer stated that in view of the specific defects pointed out, he rejected the books of accounts furnished by the assessee since those are not complete and do not give a correct picture of the affairs of the assessee. The A.O. has noted in the assessment order that in the balance sheet as on 1.4.2003, cash in hand amounting to Rs.53,000/- is shown whereas the cash in hand as per cash book as on 1.4.2003 is shown at Rs.1,33,000/-. The A.O. rejected the cash book and was of the view that the assessee could not prove cash in hand of Rs.1,33,000/-, the same was added 4 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] u/s 69 of the Act. During the appellate proceedings, the A.R. submitted that the opening cash balance as on 1.4.2003 of Rs.53,000/- was taken on an estimate basis as the assessee had withdrawn Rs.55,000/- from his bank account. It was argued that opening cash balance as on 31.3.2003 was neither any unexplained investment/expense nor any unrecorded income and, therefore, no addition should have been made for the amount. It was pointed out that the A.O. has committed an error in taking the cash balance of Rs.1,33,000/- as per cash book whereas in fact cash in hand as per cash book was only Rs.53,000/-.

3. Further, in the assessment proceedings, the assessee was asked to furnish details of his family members, their activities, household expenses and sources thereof. The assessee submitted before the A.O. that he was living in joint family along with his brother in his own house. The 5 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] telephone was provided by the employer. The ladies of the family and parents of the assessee were having agriculture land and, hence, food grains were not required to be purchased from outside. The A.O. considered the reply of the assessee. It was noticed by the A.O. that during these years the assessee had one school going child and the average monthly fees of them was shown by the assessee of Rs.150/- per month. The assessee had not shown any expenses incurred on electricity, water charges, maintenance of house, milk, vegetables and fruits, medicine, commuting, attending social function and expenditure on outgoings/entertainments etc. Considering the lifestyle and standard of living maintained by the assessee and especially when the assessee had not furnished any specific details regarding the expenditure as well as sources thereof, the A.O. observed that household expenses were required to be estimated. In the cash books 6 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] prepared by the assessee, the assessee had not shown any withdrawals for household expenses. Thus, the A.O. estimated household expenses of Rs.1,20,000/- for A.Y. 2004-05; Rs.1,50,000/- for A.Y. 2005-06; Rs.1,80,000/- for A.Y. 2006-07; Rs.2,10,000/- for A.Y. 2007-08; Rs.2,40,000/- for A.Y. 2008-09, Rs.2,70,000/- for A.Y. 2009-10; and Rs.3,00,000/- for A.Y. 2010-11 i.e. ranging from Rs.10,000/- per month in A.Y. 2004-05 to Rs.25,000/- per month in A.Y. 2010-11. Since, the assessee failed to furnish any satisfactory explanation regarding the sources of amounts utilized for household expenses, the A.O. made addition of these amounts in respective assessment years on account of unexplained household expenses incurred by the assessee.

4. Assessee went before the Ld. CIT(A) who after considering the facts of the case stated that the assessee had sufficient amount available from his disclosed sources 7 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] of income to make deposits in the bank account, especially when no withdrawals for household expenses has been considered out of these incomes. In the cash books, there is no credit entry of cash which can be treated as unexplained. Therefore, the Ld. CIT(A) held that the deposits in cash in his bank accounts stand explained and, hence, no addition on this account was called for.

5. With regard to house hold expenses, Ld. CIT(A) stated that it is an undisputed fact that the assessee has not shown any amount of withdrawals for meeting his household expenses from his declared sources of income. As pointed out by the A.O., the assessee was required to incur expenses on electricity, water charges, maintenance of house, milk, vegetables and fruits, medicines, clothes attending social functions, expenditure on entertainment etc. The assessee has claimed his father and he himself were having agricultural income but the assessee had not 8 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] furnished any evidence regarding the amount of income received from the alleged agricultural land owned by them. The assessee had also not given any figure of the amount of household expenses incurred by him and specific sources thereof. The assessee maintained a car which would require some expenditure on running and maintenance. The assessee has not proved the source of any household expenditure. In these circumstances, the A.O. had no other option but to estimate the household expenses considering the size of the family, lifestyle and standard of living maintained by the assessee. The A.O. had made very moderate estimate of household expenses from Rs.10,000/- to Rs.25,000/- per month from A.Y. 2004-05 to A.Y. 2010-11. Ld. CIT(A) stated that the estimate of household expenses made by the A.O. was extremely fair and reasonable and warrants no interference. Since, the assesee failed to furnish any satisfactory 9 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] explanation/evidence regarding sources of the amounts utilized for household expenses, the additions on account of unexplained household expenses made by the A.O. are confirmed. Aggrieved by the order of the Ld. CIT(A), the assessee is in appeal before this Tribunal.

5. Ground No.1 is against rejecting the claim of assessee in respect of the opening balance of Rs.53,000/-. Ld. Counsel for the assessee submitted that both the authorities below have failed to appreciate the fact that the assessee is a government employee and has been drawing his salary. Therefore, he would have been saving some amount.

6. On the contrary, Ld. D.R. opposed these submissions and supported the order of the A.O.

7. We have heard the rival submissions, perused the materials available on record and gone through the orders 10 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] of the authorities below. After considering totality of the facts, there is likelihood of saving some amount, therefore, looking to the smallness of the amount, we direct the A.O. to delete this addition.

8. Ground No.2 is against confirming the household expenses. Ld. Counsel for the assessee submitted that the authorities below have failed to appreciate the fact that the assessee has been residing with his brother and the expenses were made jointly.

9. Ld. D.R. opposed these submissions and supported the orders of the authorities below.

10. We have heard the rival submissions and perused the materials available on record. The contention of the assessee is that he has been residing with his brother and the expenditure was incurred for household expenses jointly. This fact is not verified by the authorities below. 11

[IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] Further, the addition has been made on adhoc estimate basis. Considering the totality of the facts, we restrict the addition to the extent of 50%. Ground of the assessee is partly allowed.

11. Ground No.3 is general in nature which needs no separate adjudication.

12. Now we take up ITA No.90/Ind/2018 for the A.Y. 2005-06. In this appeal, ground No.1 raised by the assessee is identical to ground No.2 raised by the assessee in ITA No.89/Ind/2018 except figures, which was already adjudicated in para 10 for the same reasoning this ground is also partly allowed. The A.O. is hereby directed to delete the 50% addition made on account of low household expenses.

13. Ground No.2 of the assessee's appeal is general in nature and needs no separate adjudication. 12

[IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal]

14. Now we take up ITA No.91/Ind/2018 for the A.Y. 2006-07. In this appeal, ground No.1 raised by the assessee is identical to ground No.2 raised by the assessee in ITA No.89/Ind/2018 except figures, which was already adjudicated in para 10 for the same reasoning this ground is also partly allowed. The A.O. is hereby directed to delete the 50% addition made on account of low household expenses.

15. Ground No.2 of the assessee's appeal is general in nature and needs no separate adjudication.

16. Now we take up ITA No.92/Ind/2018 for the A.Y. 2007-08. In this appeal, ground No.1 raised by the assessee is identical to ground No.2 raised by the assessee in ITA No.89/Ind/2018 except figures, which was already adjudicated in para 10 for the same reasoning this ground is also partly allowed. The A.O. is hereby directed to delete 13 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] the 50% addition made on account of low household expenses.

17. Ground No.2 of the assessee's appeal is general in nature and needs no separate adjudication.

18. Now we take up ITA No.93/Ind/2018 for the A.Y. 2008-09. In this appeal, ground No.1 raised by the assessee is identical to ground No.2 raised by the assessee in ITA No.89/Ind/2018 except figures, which was already adjudicated in para 10 for the same reasoning this ground is also partly allowed. The A.O. is hereby directed to delete the 50% addition made on account of low household expenses.

19. Ground No.2 of the assessee's appeal is general in nature and needs no separate adjudication.

20. Now we take up ITA No.94/Ind/2018 for the A.Y. 2009-10. In this appeal, ground No.1 raised by the 14 [IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal] assessee is identical to ground No.2 raised by the assessee in ITA No.89/Ind/2018 except figures, which was already adjudicated in para 10 for the same reasoning this ground is also partly allowed. The A.O. is hereby directed to delete the 50% addition made on account of low household expenses.

21. Ground No.2 of the assessee's appeal is general in nature and needs no separate adjudication.

22. Now we take up ITA No.95/Ind/2018 for the A.Y. 2010-11 In this appeal, ground No.1 raised by the assessee is identical to ground No.2 raised by the assessee in ITA No.89/Ind/2018 except figures, which was already adjudicated in para 10 for the same reasoning this ground is also partly allowed. The A.O. is hereby directed to delete the 50% addition made on account of low household expenses.

15

[IT(SS)A Nos.89 to 95/Ind/2018] [B.L. Rai, Bhopal]

23. Ground No.2 of the assessee's appeal is general in nature and needs no separate adjudication.

24. In the result, the appeals filed by the assessee i.e. IT(SS)A Nos.89 to 95/Ind/2018 are partly allowed. Order was pronounced in the open court on 09 .05.2019.

            Sd/-                             Sd/-

   (MANISH BORAD)                (KUL BHARAT)
ACCOUNTANT MEMBER             JUDICIALMEMBER
Indore;  दनांक Dated : 09/05/2019
VG/SPS

Copy to: Assessee/AO/Pr. CIT/ CIT (A)/ITAT (DR)/Guard file.

By order Assistant Registrar, Indore 16