Income Tax Appellate Tribunal - Kolkata
Manju Devi Agarawal, Kolkata vs Department Of Income Tax on 22 August, 2011
आयकर अपीलीय अधीकरण, Ûयायपीठ - "बी", कोलकाता
IN THE INCOME TAX APPELLATE TRIBUNAL, BENCH- 'B' , KOLKATA
[सम¢ ौी बी.
बी.आर.
आर.िमƣल
िमƣल, Ûयायीक सदःय एवं ौी सी. सी.डȣ.
डȣ.राव,
राव, लेखा सदःय]
[Before Shri B.R.Mittal, Judicial Member & Sri C.D.Rao, Accountant Member]
आयकर अपील संÉया / ITA No. 247/(Kol) of 2011
िनधॉरण वषॅ/Assessment Year 2005-06
A.C.I.T., Central Circle-XXIV, Amita Agarwal
-
Kolkata Kolkata.
वनाम- (PAN-AFYPA 5777 M)
(अपीलाथȸ/APPELLANT) Versus (ू×यथȸ/RESPONDENT)
-
आयकर अपील संÉया / ITA No. 248/ (Kol) of 2011
िनधॉरण वषॅ/Assessment Year 2005-06
A.C.I.T., Central Circle-XXIV, Poonam Agarwal
-
Kolkata Kolkata.
वनाम- (PAN-AEBPA 0596 G)
(अपीलाथȸ/APPELLANT) Versus (ू×यथȸ/RESPONDENT)
-
आयकर अपील संÉया / ITA No. 255/(Kol) of 2011
िनधॉरण वषॅ/Assessment Year : 2005-06
A.C.I.T., Central Circle-XXIV, वनाम- Radheshyam Agarwal,HUF
Kolkata Versus Kolkata
(PAN-AAKHR 0416 H)
-
(अपीलाथȸ/APPELLANT) (ू×यथȸ/RESPONDENT)
आयकर अपील संÉया / ITA No. 256/(Kol) of 2011
िनधॉरण वषॅ/Assessment Year 2005-06
A.C.I.T., Central Circle-XXIV, वनाम- Rakesh Agarwal,
Kolkata Kolkata.
Versus
(PAN-ACGPA 7388 B)
-
(अपीलाथȸ/APPELLANT) (ू×यथȸ/RESPONDENT)
आयकर अपील संÉया / ITA No. 257/(Kol) of 2011
िनधॉरण वषॅ/Assessment Year : 2006-07
A.C.I.T., Central Circle-XXIV, वनाम- Rakesh Agarwal, HUF
Kolkata Versus Kolkata
(PAN-AAJHR 2819 H)
-
(अपीलाथȸ/APPELLANT) (ू×यथȸ/RESPONDENT)
2
आयकर अपील संÉया / ITA No. 259/(Kol) of 2011
िनधॉरण वषॅ/Assessment Year : 2005-06
A.C.I.T., Central Circle-XXIV, वनाम- Smt.Manju Devi Agarwal,
Kolkata Versus Kolkata
(PAN-AGHPA 4212 B)
-
(अपीलाथȸ/APPELLANT) (ू×यथȸ/RESPONDENT)
अपीलाथȸ कȧ ओर से/For the Appellants: Shri Shishir Sinha & M.Bhattacharya
ू×यथȸ कȧ ओर से/For the Respondent: ौी/Shri D.S.Damle
सुनवाई कȧ तारȣख/Date of Hearing : 22.08.2011.
घोषणा कȧ तारȣख/Date of Pronouncement : 11.10.2011
आदे श/ORDER
(सी.
सी.डȣ.
डȣ.राव,
राव, लेखा सदःय)
सदःय),
Per Shri C.D.Rao, AM
These six appeals filed by department in respect of six assessees mentioned above, are against separate orders of the C.I.T.(A), Central-III, Kolkata, all dated 29.11.2010 relating to assessment years. 2005-06 and 2006-07 Since the facts of the case and grounds of appeal in all these appeals are identical and similar in nature, all the six appeals are disposed of by a consolidated order for the sake of convenience. Therefore, we deal with appeal filed by the Revenue in ITA No.256/Kol/2011 for assessment year 2005-06 in the case of Rakesh Agarwal.
2. In ITA No.247/Kol/2011 the following grounds have been raised by the Revenue.:
"1. That in facts and circumstances of the case and in law the Ld.CIT(A) has erred in deleting the addition of Rs.67,04,678/- made on account of rejection of assessee's claim of long term capital gain exempt from tax u/s 10(38) of the Act without proper appreciation of the evidences brought on record by the department that it was assesses own unaccounted money introduced as long term capital gain arranged accommodation entries in the books of accounts of brokers which the brokers had confessed to the Income Tax authorities in statement given u/s 132(4) of the Act.
2. That the Department craves leave to add. Modify or alter any of the ground(s) of appeal and/or adduce additional evidence at the time of hearing of the case."
In respect of other ITA Nos. the figures are varying from each other.
33. The brief facts of this issue as observed by ld. CIT(A) in the impugned order at para 11 is as under :-
"11. It is the AO's case that LTCG income of Rs.67,04,678/- disclosed in the return, in reality represented introduction of assessee's unaccounted money. According to AO the assessee's alleged transactions of purchase & sale of shares were not real. The assessee had only attempted to present a fact that the amounts received from the stock broker represented sale proceeds of shares. However in reality there was no genuine or bonafide purchase & sale of shares. In support the AO had given the following reasons.
a) In the statement u/s 132(4) recorded before the ADIT (Inv) on 9th December 2006 Shri Arun Kumar Khemka had admitted that he had provided accommodation entries in the form of purchase & sale of shares against payment of commission @2%.
b) In the statement u/s 132(4) Shri Khemka further admitted that the had received cash from the family members of Shri R.S.Agarwal & the same was returned in the form of sale proceeds of shares after paying STT.
c) M/s. Ashish Stock Broking Pvt. Ltd. through whom the shares were sold on CSE;
admitted before the ADIT(Inv) that the share sale transactions were nothing but accommodation entries wherein cheques were issued in lieu of cash.
d) The purchases of shares were antedated so as to prove that the shares were held for more than 12 months prior to date of sale, so that the shares could be considered to be long term capital asset.
e) The antedating of purchases was apparent from the fact that the payments towards purchase consideration were made after long time gaps; ranging upto 45 days from the dates of purchases and the purchase consideration was paid in cash.
f) The shares were purchased during the pendency of amalgamation proceedings and the purchase consideration was paid after the dates on which Calcutta High Court passed orders approving amalgamation of the companies whose shares were purchased by the assessee.
g) The amalgamating companies whose shares were purchased by the assessee did not file annual returns with the Registrar of Companies and the amalgamated did not file returns of allotment in respect of shares allotted by them consequent to amalgamation.
h) The assessee was shown sworn statements of Shri Khemka and Ashish Stock Broking Pvt. Ltd but assessee did not ask for copies thereof. In response to show cause, the assessee merely filed copies of retraction affidavits of Shri Khemka and Director of Ashish Stock Broking. The retraction affidavits could not be accepted because these were never filed before the ADIT(Inv) and there was considerable gap between the dates of original statements and retraction affidavits.
i) The statement on oath recorded before the ADIT(Inv) carried greater evidentiary value in view of the judgement of Supreme Court in the case of Surjit Singh Chabra (AIR 1997 SC 2560) and therefore retraction affidavits could not be given credence.
j) After 2004 few stock brokers had resorted to money laundering activities by using "penny stocks". Share prices of the penny stocks were artificially inflated by the stock brokers so that capital gain could be introduced in the books by converting black money into white. The modus operandi generally followed in such transactions was followed by the assessee's stock broker as well enabling the assessee to introduce his unaccounted money in his books in the form of long term capital gains on sale of shares & claim exemption u/s 10(38).
4k) The stock broker through whom the assessee conducted his share transactions were indicated by SEBI on the charges of price manipulation. The order of SEBI proved the dubious character of assessee's stock brokers.
l) CSE had banned trading of shares of Khoobsurat Ltd and Emrald Commercial Ltd effective from 23.11.2005 which established that assessee's transactions were manipulated and there was no real earning of capital gain by the assessee."
3.1. The First Appellate Authority, ld. CIT(A) has forwarded the submissions of assessee against the observations made by AO and after taking into consideration of the Remand Report he deleted the addition by observing as under :
"12. After considering the AO's reasoning & subsequent conclusions discussed in the assessment order and the remand report I however find that there are few apparent contradictions. The AO has held that assessee's purchase & sale of shares were not real. At the same time however he also alleged that the purchases were in fact made; but were antedated for the purposes of accounting. The documents which are placed on record however show that there is merit in the A/R's argument that both the allegations were not backed by cogent evidence or material.
13. From the documents placed on record I note that the assessee purchased shares of 5 private limited companies through Globe Stocks & Securities Ltd at aggregate cost of Rs.2,07,000/-. The Contract notes and other supporting documents contained relevant information such as distinctive number of shares; share certificate numbers, folio numbers etc. The assessee also placed on record evidences which showed that after the shares were purchased they were delivered to respective companies for registration in assessee's name. The order of the Calcutta High Court approving the amalgamation proved that the shares purchased by assessee were validly issued by respective companies and the Calcutta High Court had permittedc these companies to amalgamate with Khoobsurat Ltd & Emrald Commercial Ltd. the amalgamation was approved by the Calcutta High Court in conformity with the Companies Act 1956 & therefore its bonafide could not be doubted unless the AO had brought on record material to prove that the order was obtained by fraud or by misrepresentation. The documents also showed that the amalgamated companies received share certificates from amalgamating companies for registration of shares in the assessee's name. pursuant to the order of amalgamation, approved by the Calcutta High Court; the amalgamated companies allotted their shares in the approved ratio in assesee's favour. The letters of allotment issued by the amalgamated companies contained details of share certificate numbers, distinctive numbers of shares, folio no. etc. which proved the valid issuance of shares in assessee's name by the amalgamated companies. The shares received form the amalgamated companies were listed on CSE and the stock exchange had permitted dealing in these shares which was possible only when the amalgamated companies had complied with statutory formalities concerning valid issuance and allotment of shares. The shares allotted by the Khoobsurat Ltd and Emrald Commercial Ltd in physical form were thereafter surrendered for holding them in dematerialized form. For this purposes the assessee had surrendered the share certificates to M/s. Eureka Stock & share Broking Services Ltd., a a recognized depository participant of National Security Depository Limited (NSDL). On receipt of physical share scripts the assessee's demat account with NSDL was given credit for the shares of Khoobsurat Ltd & Emrald Commercial Ltd. All these documentary evidences substantiated assessee's purchases of shares. Although the AO has doubted 5 genuineness of the purchases he did not bring on record any material to show any specific infirmity or falsity in the documents produced by the assessee in support of purchases. Had there been no valid issuance and allotment of shares in assessee's favour then it could not have been possible for the assessee to get credit for these shares in his demat account maintained with NSDL because neither the depository participant nor NSDL were under control or influence of the assessee or his brokers. In the face of documents issued by independent third parties the AO was not justified in doubting the genuineness of purchase of shares. The material on record rather supports the assessee's contention that he had purchased the shares of 5 private limited companies and thereafter he received the shares of amalgamated companies in lieu of shares purchased in 5 amalgamating private limited companies.
14. The AO's 2nd conclusion that assessee had antedated the purchases also appears to be contrary to the facts on record. The AO made this allegation on the ground that there was considerable time difference between the dates of purchase and the dates of payments. The delay in making payments ranged upto 45 days. In the impugned order the AO tabulated a chart giving particulars of the dates on which shares were purchased and dates on which payments were made. Perusal of this chart shows the AO's allegation of there being considerable delay in completing payment is untenable e.g. the shares of Jupiter Computer Pvt. Ltd. were purchased by the assessee on 29.08,2003 for Rs.27,000/-. Payments of Rs.16,000/- & Rs.11,000/- there against were made on 12.09.2003 & 16.09.2003 respectively. According to AO the time gap between the dates of purchases and dates of payments is found to be 14 & 18 respectively and not 45 days as alleged. Similarly shares of Bosky Marketing Pvt Ltd were purchased by the assessee on 21.08.2003 for Rs.34,000/- whereas Rs.15,000/- & Rs.19,000/- were paid on 25.08.2003 & 26.08.2003 respectively. Full consideration was thus paid within 5 days of purchase. Yet according to AO the time gap between the purchase and payment was 22 & 23 days respectively. Again in the case of Bosky Tradecome Pvt. Ltd shares were purchased on 28.08.2003 at the cost of Rs.27,000/- and Rs.13,000/- Rs.10,000/- & Rs.4,000/- were paid on 6.09.2003, 11.09.2003 & 12,.09.2003 respectively. The entire payment was completed within 15 days of purchase but according to AO the time gap was 38, 42 & 45 days respectively. The above empirical data proved that AO's conclusion that there was considerable time gap between the date of purchase and date of payment was factually untrue.
15. The shares in question were purchased from stock broker and the sale was complete only after delivery of shares in physical form along with signed share transfer forms was made. It was not a case where shares were transacted in demat form and delivery could be made through electronic exchange. Since delivery of shares involved compliance with elaborate procedure; time taken by the broker and the transferors for compelting formalities was sufficient to explain the gap between the dates of contract notes and dates of payments. Having regard to the fact that the payments for purchase of shares were completed within 20 days, the itme taken coujld not be considered to be inordinately long. For this reason the assessee's share purchase could not be held to be bogus or antedated. Moreover even with reference to dates of payments, period of share holding exceeded 12 months and therefore AO's hypothesis that the back dating of purchases was made with an intention to show period of holding to be more than 12 months was not on sound footings.
16. The purchase of shares by the assessee was backed by cogent evidences such as contract notes, share transfer forms etc. The purchase of shares has been doubted by the AO but his suspicion is not supported by any cogent material. He has not established that contract notes etc were bogus or fabricated or that no payment were in 6 fact made. On the other hand it is observed from the impugned order that the AO himself stated that in the course of search u/s 132 of the Act; copies of contract notes, share transfer forms etc. were found and seized. With reference to seizure of these documents the AO initiated proceeding u/s 153C. it is with reference to these documents I have upheld the assumption of jurisdiction by the AO u/s 153C. since the documents evidencing purchase & sale of shares were found and seized in the course of search, the presumption u/s 132 was that the documents n the form as existed; reflected the true nature of transaction recorded therein. It was for the AO to disprove its genuineness by cogent material which the AO failed to do. Another aspect in the matter is that the AO has never disputed the correctness of cost of acquisition of shares which the assessee incurred. By AO's own admission the amounts which the assessee received during the relevant year from the share broker was Rs.69,11,678/-. Deducting cost of acquisition of shares i.e. Rs.2,07,000/- the net gain was Rs.67,04,678/- which was assessed as income of the appellant for A.Y. 2005-06, These facts therefore show that what was assessed in the impugned order was the excess of sale price over the cost of acquisition. I therefore find that the AO did not disbelieve nor dispute cost of acquisition incurred by the assessee himself and allowed deduction for the cost and arrived at taxable income of Rs.67,04,678/-. In the circumstances, when the AO neither disproved the purchase of shares nor disputed or disbelieved incurring of the cost of acquisition then the AO could not hold that purchase of shares was bogus or non existent.
17. In the impugned order the AO justified the addition of Rs.67,04,678/- relying on the statements of Shri Khemka and Shri Sunil Kedia wherein these persons allegedly admitted that they had provided accommodation entries to the family members of Shri R.S.Agarwal. The alleged modus operandi adopted by them in providing accommodation entries was explained in their statements. The statements of Shri Khemka; Shri Sunil Kedia and the stock broker were however recorded in assessee's absence. No opportunity of cross examination was provided to the assessee either by ADIT(Inv) who recorded the statements or by the AO who used the statements in evidence against the assessee. In fact I find that even though serious allegation of money laundering were made against the assessee, the assessee was never confronted with these statements by the investigating authority nor assessee's statement was recorded with reference to the statements of Shri Khemka and others by any of the authorities. It was also very surprising to note that even though the statements from Shri Khemka and the stock broker were recorded as far back in December 2006 & January 2007, the assessee was made aware of these statements for the first time only in November 2008 when the assessment was getting barred by limitation in December 2008. during the long intervening period neither the investigating authority nor the AO confronted the assessee with recorded statements of Shri Khemka or Shr Dedia. The long silence on the part of the AO in this regard was quite inexplicable.
18. Considering these omissions and the fact that no attempt was made by the AO to trace and establish trail of cash which allegedly originated from assessee, the AO through my letter dated 20.04.2009 was directed to conduct enquiries to prove the chain of transaction leading to the ultimate destination of the cash. In spite of such specific direction and for that purpose examine the parties, the AO neither brought any material which proved the ultimate destination of cash nor conducted enquiries in the chain of transactions or examined any of the concerned parties to prove that the alleged receipt of cash was returned by the broker in the form of cheques. In absence of an enquiry on the AO's part which proved ultimate destination of cash or in 7 absence of any investigation in the chain of transaction; the only conclusion that is possible to be drawn is that the AO did not have in his possession any cogent material or documentary evidence which substantiated his conclusions that unaccounted money of the assessee was refunded to him by the broker in form of cheques on account of sale of shares.
19. Having regard to the facts and material on record I therefore find that the impugned addition of Rs.67,004,678/- substantially based on the statements of Shri Khemka and the Stock broker. These statements were however not recorded in the assessee's presence. Copies of the statement have also not been made available to the assessee. Even by AO's own admission these statements were shown to assesee's A/R in November 2008. on being confronted with these sttements the assessee confronted these person when the assessee received from the concerned parties copies of the affidavits made in February 2007 wherein they had retracted the statements earlier made. Despite the fact that the affidavits made in February 2007 were contrary to the statements originally recorded the AO for the reasons known only to him did not find it relevant to examine the concerned parties and allow the assessee opportunity of cross examination. The principles of natural justice demanded that the assessee was given reasonable opportunity of rebutting the statements of the departmental witnesses particularly when the statements originally recorded at the assessee's back were retracted by the parties. In the remand report the AO has stated that he was unable to examine the witnesses u/s 131 because no proceedings were pending. In my opinion this was a lame excuse which cannot be accepted at its face value because remand proceedings enable an appellate authority to get the enquiry conducted through the AO. Moreover, the AO's suggestion in the remand report that the appellate authority may examine the witness u/s 131 was not judicially or administratively proper. The appellate authority cannot conduct the primary investigation and fill in the void caused by the AO's acts of omission. Since the AO had omitted to personally examine the departmental witness, who had retracted their earlier statements; opportunity was given to AO, to make good the omission. Principles of natural justice also demanded that the assessee be allowed opportunity of cross examination of the persons whose statements were used in evidence. Despite giving the opportunity to overcome the omissions the AO chose not to conduct any enquiry as suggested. In my opinion the course adopted by the AO in the assessment as also in the remand proceedings was completely contrary to the principles of natural justice because the assessee was not given effective and proper opportunity of testing the veracity of the statements originally recorded by the ADIT (Inv).
20. The AO's reliance on the decision of the Supreme Court in the case of Surjit Singh Chabra (Supra) appeared to be not justified on the facts of the assessee's case. In the case decided by the Supreme Court the accused himself had made confessional of his wrong doing before the Custom authorities. Contraband goods were found on the person of the accused and therefore the Court did not find merit in the retraction made by the accused at a later date. In the present case however the assessee was not even confronted by the Investigating authority with the statements of Shri Khemka or stock broker. Moreover the statement of assessee was not recorded either by the Investigation authority or the AO. The assessee himself had never admitted of availing accommodation entries nor the assessee ever admitted that his purchase & sale of shares were bogus. The statement srecorded in the assessee's absence from the 3rd party are being used in evidence against the assessee. The statements obtained behind assessee's back were never shown to the assessee till fag end of assessment proceeding. These statements were not only retracted by the parties but assessee also 8 produced before the AO number of documents which substantiated his transactions and these documents were independently verifiable. In the remand proceeding the AO was asked to furnish documentary evidence in his possession other than the statement of Shri Khemka which substantiated the ultimate destination of cash or investigate the chain of transaction. The AO was not able to bring to my attention any such material nor did the AO even examine the concerned party whose statement was used "in evidence". On these facts therefore I am in agreement with the A/R that the decision of the Supreme Court was not applicable to assessee's case.
21. The AO disbelieved the genuineness of sale of shares on the ground that the stock broker through whom assessee sold shares had indulged in price manipulation activities. In support of the finding the AO relied on the SEBI's order u/s 11(1) 11(4) & 11 (B) of SEBI Act 1992 dated 30.11.2005 where under Ashish Stock Broking Pvt. Ltd. & Shri Sunil Kedia were debarred form operating on any stock exchange on the charge of share manipulation activities. From perusal of said order it appeared that SEBI had conducted detailed investigation of the share transactions conducted by few stock brokers who were all members of CSE. From investigation of the transactions conducted by some of these CSE members, SEBI and Stock Exchange found that the brokers had indulged in circular trading because of which prices of shares of few companies, having low market capitalization got artificially inflated within short time. After an in depth investigation, SEBI found evidence against Ashish Stock Broking Pvt. Ltd and Shri Sunil Kedia only in respect of their transactions in the shares of only one company i.e. Goenka Business & Finance Ltd. The order of the SEBI showed that investigation was conducted by regulatory authority in respect of all the transactions of the assessee's broker but found evidence of price manipulation only in respect of shares of one company. No evidence was however found which showed that share prices of Khoobsurat Ltd & Emrald Commercial Ltd were also artificially inflated by Ashish Stock Broking Pvt. Ltd or Shri Sunil Kedia. Had any evidence been found by SEBI which showed that Ashish Stock Broking Pvt. Ltd. manipulated shares prices of Khoobsurat Ltd & Emrald Commercial Ltd, then SEBI would have certainly indicted the brokers for that default as well. The order of SEBI however shows that it had found evidence of price manipulation by CSE brokers in respect to share prices of 5 companies and names of Khoobsurat Ltd & Emrald Commercial Ltd did not find mention in the order of SEBI.
22. If the broker through whom the assessee conducted his share transactions was found guilty of price manipulation of some other company then for such reason; assessee's transactions through the broker could not held to be bogus or not genuine particularly when SEBI had not found any evidence which proved that all transactions whenever carried on by the said broker were bogus and not genuine. It is not in dispute that at the time when the assessee conducted sale of his shares.; Ashish Stock Broking Pvt. Ltd was member of stock exchange and was authorized by the exchange to conduct trading on behalf of investing public. In the circumstances if the assessee conducted sale of shares through recognized stock broker then no adverse inference could be drawn against the assessee only because at a later date the broker was indicted on the charge of price manipulation of shares of some other company.
23. The A/R for the assessee furnished quotations published by CSE on the dates on which the assessee had conducted sale of his shares. The published quotations contained information with regard to number of shares traded, number of trades conducted, highest and lowest price of shares on the date and total value of shares traded on the stock exchange on the given date. From the CSE quotations it appeared that at the relevant time; there were regular transactions in shares of Khoobsurat Ltd 9 & Emrald Commercial Ltd The number of trades in the shaes of the 2 companies were substantial on each day. The total volume in terms of number of shares, number of trades and total value transacted was much more than the value of assessee's transactions. The CSE's published data established that apart from the assessee, several other persons also traded in shares of Khoobsurat Ltd & Emrald Commercial Ltd at the similar prices. The AO placed much emphasis on the fact that prices at which the assessee sold shares of these 2 companies were much higher than the break up value of the shares and this fact indicated the market price of the shares was artificially inflated. I however find that apart from the assessee several other persons also conducted purchase & sale of shares of the 2 companies at the same price at which the assessee conducted his sale. It was therefore not a case that the assessee alone realized very high price for his shares and other persons transacted the same shares at much lower values. The A/R for the assessee also placed on record published quotation of CSE dated 19.02.2009 i.e. almost three and half years after the date of sale; from which it appeared that in February 2009 also the prevailing market price of Emrald Commercial Ltd's share was Rs.464.50 and that of Khoobsurat Ltd was Rs.477.20 per share. The published CSE quotation therefore established that even after 4 years after sale by the assessee, shares of both the companies were actively traded on CSE and their share prices had not recorded any decrease. Although this information was brought to the AO's attention he did not point out any infirmity or established that transactions in shares of these companies conducted by other investors were also false or bogus or fabricated. If the AO did not have any material which proved transactions in shares of these 2 companies carried out by other person were also manipulated or were bogus then only in the assessee's case it cannot be held that his transactions were bogus or manipulated.
24. The assessee sold the shares on the CSE through his stock broker Ashish Stock Broking Pvt. Ltd. In support of the sale of shares contract note in the prescribed form was issued by the broker. The contract note included relevant information such as date and time of transaction, contract note number, settlement number, details of service tax paid, details of brokerage and details of STT paid. No material was brought on record by the AO which shoed that the information contained in contract note was false or that the sale of shares actually never happened on the other hand information shows that not only the assessee carried out sale of shares through CSE but the sale consideration was also received by him through CSE channel and this fact has not been disproved. On sale of shares, delivery of shares was made thorough assessee's demat account with Eurekha Stock & Share Broking Services Ltd. The entries in the demat account showed that delivery of shares was recorded in the NSDL's record and the shares were delivered to the demat account of Ashish Stock Broking Pvt. Ltd. Had there been no genuine sale of shares there could not have been delivery of shares through demat account of the assessee. The sale consideration was received through CSE channel. The documents and other evidences brought on record therefore cumulatively show that the assessee substantiated both purchase & sale of shares by producing documents which were verifiable; independent of statements of Shri Khemka or the stock broker. The evidence also establish that apart from the assessee there were several other persons who traded in shares of both Khoobsurat Ltd & Emrald Commercial Ltd at the same time and at similar prices at which the assessee sold his shares. Having regard to all these facts and evidence I have no hesitation in holding that the assessee discharged the onus caste on him and established genuineness of purchase & sale of shares.10
25. On the contrary despite specific directions of my letter dated 20.04.2009 the AO did not conduct any enquiry during the assessment nor in the remand proceedings in relation to alleged chain of transactions leading to ultimate destination of the cash which proved his conclusions nor the AO examined either Shri Khemka or stockbroker, nor allowed the assessee opportunity of cross examination. In view of above facts and circumstances the only conclusion that can possibly be drawn is that the AO did not have in his possession any material except the so called sworn statement u/s 132(4) to corroborate or substantiate his finding that the assessee had availed accommodation entries and that purchase & sale of share was bogus.
26. The assessee's reliance on the decisions of the Kolkata Benches of ITAT is found relevant because facts in the decided cases were more or less similar with assessee's casde e.g. in the case of Rajkumar Agarwal (ITA 1330/Kol/2007 dated 10.08.2007) the assessee had purchased 8500 shares of Nageshwar Investments Ltd from Bubna Stock Brokings Services Pvt. Ltd. on CSE at cost of Rs.17,170. Purchase consideration was paid after a gap of 1 month 3 day. Delivery of shares was taken in assessee's demat account and the purchase was supported by contract notes in the form prescribed by CSE. 4000 shares were sold on 17.09.2003 @ Rs.87.06 per share and 4500 shares were sold on 19.09.2003 @ Rs.85.36 per share. Transactions were conducted through the same stock broker. The delivery of shares was given through assessee's demat account and taken in broker's demat account. Sale proceeds were received by account payee cheque issued by the stock broker. The AO however, assessed gross sale proceeds as undisclosed income of the assessee because u/s 133(6) CSE reported that the stock broker had not executed any trade on 10.07.2002, 17.09.2003 & 19,.09.2003 in the scrips of Nageshwar Investments Ltd through online trading system of CSE. On the contrary the broker in response to notice us 133(6) produced before the AO his books of account, purchase and sale bills, contract note. Deliveries of shares pursuant to purchase & sale of shares were made through demat account. The broker also established that purchase & sale of shares were made through demat account. The broker also established that purchase and sale of shares was conducted at market prices prevailing at the relevant time and this fact was backed by CSE market quotation. The AO made the addition holding that contract notes issued by the brokers were false and in reality the stock broker in collusion with the assessee introduced assessee's undisclosed money in the guise of LTCG. The addition was deleted by CIT(A). On 2nd appeal it was argued before the Tribunal by the D/R that Nageshwar Investment Pvt. Ltd. was a 'penny stock' and the AO had acted on the information received from CSE which is a regulatory authority. CSE denied that any trade in Nageshwar Investment Pvt. Ltd. shares was executed by the broker on reported dates and therefore AO was justified in taking the view that the assessee in collusion with the broker brought into account his undisclosed income. On facts the Tribunal held that the purchase & sale of shares was backed by proper contract notes. Deliveries of shares were received and given through demat account maintained with authorized agency. The shares were purchased and sold through the recognized broker and the sale consideration was received by account payee cheque. The share broker had admitted the transaction when called upon u/s Sec 133(6). The AO failed to bring on record any evidence which established that documents filed either by assessee or stock broker were fabricated or false. The brokers was registered with CSE and had confirmed transaction by quoting registration number, contract number, settlement number etc. it was not the Revenue's case that the broker did not exit or that the relevant shares of Nageshwar Investment Pvt. Ltd did not exit or that the purchase & sales of shares recorded and routed through the bank account and 11 demat account were fictitious. The tribunal therefore upheld the order of the CIT(A) and held that income disclosed by the assessee was assessable as LTCG.
27. The decisions of the Calcutta High Court in the case of CIT vs Cargo Industrial Holding Ltd (244 ITR 422) and CIT vs Emrald Commercial Ltd (250 ITR
549) are relevant in this case wherein the High Court had held as under :
"..........Payment by account payee cheque had not been disputed. Payment on purchase and sale and payment received by account payee cheque was on two different dates. If the share broker, even after issue of summons, does not appear, for that reasons, the claim of the assessee should not be denied specially in case when the existence of the broker is not in dispute nor the payment is in dispute. Merely because some broker failed to appear, the assessee should not be punished for the default of a broker and we are in full agreement with the Tribunal that on mere suspicion the claim of the assessee should not be denied."
28. Decision of the Calcutta High Court in the case of CIT vs Alpine Investment dated 26.08,2008 relied by the A/R is also relevant because facts in that case were similar to the assessee's case. In the course of search a statement was recorded form Shri Roopani; an employee at the assessee firm in which he had admitted that share trading loss was not genuine. Later on during the course of cross examination conducted on 25.10.2002 Shri Roopani retracted his earlier statement recorded on 25.08.2000 on the ground that it was given by him under duress and coercion. He also submitted during the cross examination that he had produced contract notes, bills etc. in support of share trading transactions which were not considered by the search officials. Based on the statement of Shri Roopani; assessment u/s 158BD/ 158BC was made in which share trading loss was disallowed. During the assessment the assessee produced before the AO books of account, bills, contract notes etc in support of share trading transactions which showed that the shares were transacted through recognized stock brokers and through regular bank channel and supported by contract notes and bills. The stock broker also appeared and accepted the transactions to be genuine. The AO however relied solely on the statement of Shri Roopani at the time of search without taking cognizance of cross examination and documents produced and disallowed the loss treating it to be bogus. The CIT(A) upheld the disallowance which was deleted by the tribunal. While dismissing the revenue's appeal u/s 260A the Calcutta High Court observed as follows :
"It appears that the share loss and the whole transactions were supported by contract notes, bills and were carried through recognized stock broker of the Calcutta Stock Exchange and all the payments made to the stock broker and all the payments received from stock broker through account payee instruments, which were also filed in accordance with the assessment.
It appears from the facts and materials placed before the Tribunal and after examining the same the Tribunal came to the conclusion and allowed the appeal filed by the assessee. In doing so, the tribunal held that the transaction fully supported by the documentary evidences could not be brushed aside on suspicion and surmises. However, it was held that the transaction of share are genuine. Therefore we do not find that there is any reason to hold that there is any substantial question of law involved in this matter. Hence, the appeal being ITA No.6f30 of 2008 is dismissed."12
29. The above decisions squarely support the appellant's case. In the case of Rajkumar Agarwal the assessee had purchased and sold shares of Nageshwar Investments Pvt. Ltd. this company is one of the 5 companies, in whose case SEBI found evidence of price manipulation by some of the CSE brokers though Bubna Stock Brokering Services Pvt. Ltd. was not one of them. The Tribunal having found that purchase and sale transactions were conducted through recognized stock broker and the transaction was properly supported by proper documentary evidences it did not agree with AO's conclusion that the assessee in collusion with his tock broker introduced his unaccounted money in the form of LTCG. In the assessee's case also his transactions in purchase and sale of shares are supported by proper documentary evidences. The shares received from the amalgamated companies were converted in dematerialized form for which the credit was given to assessee's demat account by NSDL over whom neither the assessee nor his broker had any control. The AO did not doubt the genuineness of cost of acquisition because the AO himself allowed deduction for the cost and assessed the net gains as income. Sale of shares was supported by contract note, issued in the prescribed form containing information prescribed by rules. Sale of shares suffered payment of STT as also service tax. Sale consideration was received by account payee cheque through CSE channel. Delivery of shares was given from assessee's demat account to broker's demat account maintained with NSDL. The AO did not establish infirmity in any of these documents or proved these documents to be false or fabricated. Having regard to totality of the facts and circumstances and the evidences on record I therefore hold the AO was not justified in assessing Rs.67,04,678 as assessee's income. The AO is accordingly directed to assess Rs.67,04,678/- as LTCG realized on sale of shares. Since the shares in question were held for period more than 12 months and the shares were sold on recognized stock exchange after payment of STT, the AO is directed to allow exemption u/s 10(38) of the Act in respect of the Long Term Capital Gains."
3.2. Aggrieved by this the revenue is in appeal before us.
4. At the time of hearing the ld. DR appearing on behalf of Revenue carried us through the order of the Assessing Officer in which facts concerning the addition of Rs.67,04,678/- u/s 68 of the Income Tax Act were discussed at length and submitted that all the assessees who are respondents in this batch of appeals are family member of Sri R. S. Agarwal. Sri R. S. Agarwal; his family members and the Companies belonging to the family were subjected to search & seizure operation u/s 132 of the Income Tax act at Calcutta & Siliguri on 8th December 2006. During the course of search certain papers were found and seized which inter-alia included copies of the Contract Notes, Demat statements and other documents which indicated that 6 members of R.S. Agarwal Family had earned substantial capital gains on sale of shares of M/s. Khoobsurat Ltd & M/s. Emrald Commercial Ltd. These shares were 13 allegedly sold on Calcutta Stock Exchange on payment of Security Transaction Tax; after allegedly holding the same for more than 12 months. Accordingly, all the 6 assessees claimed capital gains to be exempt u/s 10(38) of the Act.
4.1. Simultaneously with the search conducted in the case of R. S. Agarwal Group, search & seizure proceedings were also conducted at the Office Premises of Sri Arun Kumar Khemka at 8, Ganesh Chandra Avenue, Kolkata, during which, statement u/s 132(4) was recorded by the ADIT (Inv.). In his statement, Sri Khemka confessed that he had arranged accommodation entries for the family members of Sri R. S. Agarwal; whereby cash paid was returned in the form of Cheques against ostensible sale of shares of Khoobsurat Ltd & Emarald Commercial Ltd both of which were his controlled entities. Shri Khemka admitted that in fact no shares were actually purchased and sold by the assessees and he only arranged entries in support of purchase and sale of shares. The cash received from the individual members of R. S. Agarwal family were later on returned after deducting his 2% commission for providing accommodation entries. Sri Khemka further submitted that he had incurred expenses such as brokerage, transaction charges, STT, etc. and after deducting these expenses his net earning from providing accommodation entries was only 1%.
4.2. Subsequent to recording of statement u/s 132(4) on 9th December 2006, M/s. Ashis Stock Broking Pvt. Ltd and Sri Sunil Kumar Kedia Stock Brokers through whom assessee had sold shares; filed letters before the ADIT (Inv.) dated 15.01.2007 in which they admitted that share sale transactions were nothing but accommodation entries. The Stock Brokers admitted that they had in fact issued cheques in lieu of cash received. The Ld. DR submitted that in the statements recorded u/s 132(4) there was clear admission on the part of Sri Khemka as also Stock Brokers that transactions of the assessees were not genuine and in fact they were sham and bogus. In the light of the clear and unambiguous confessional statements, the CIT (A) was not justified in allowing relief to the assessee.
144.3. Relying on the judgment of the Supreme Court in the case of Surjit Singh Chhabra Vs Union of India (AIR 1997 SC 2560); the Ld. DR submitted that an admission made by an accused person; before the Revenue authorities; is an admissible evidence even if such confession is latter on retracted. He argued that before the AO the assessee filed copies of the retraction statements of the Brokers. However, the retraction affidavits were made in February 2007 whereas the statements were given by Sri Khemka and the Stock Brokers during the course of search & these were on oath. The statements recorded u/s 132(4) of the Act carried more evidentiary value. He further submitted that the copies of the retraction affidavits were never furnished to the ADIT (Inv.). Even though in the retraction affidavits the Stock Brokers had alleged that the statements before the ADIT (Inv.) were obtained by coercion and undue influence but before the AO no evidence was produced by the assessee to prove as to how undue influence or coercion was exercised for giving the confessional statement. He further submitted that the statement of the Brokers could be used as evidence by the AO; against the assessee because in the statement recorded u/s 132(4) there was clear admission on the part of the brokers as also by Sri Arun Kumar Khemka that they had merely provided accommodation entries and share purchase/sale transactions were sham and not genuine.
4.4. The Ld. DR further submitted that in the assessment order; besides relying on the confessional statements of Sri Khemka and the Stock Brokers the AO also brought on record cogent; relevant and circumstantial evidences & facts which clearly proved that in reality there was in fact no purchase & sale of shares of Khoobsurat Ltd & Emarald Commercial Ltd. Referring to the Assessment Order, he submitted that the assessee had allegedly purchased shares of 5 Companies through M/s. Globe Securities & Services Ltd. The purchase consideration was however not paid by account Payee Cheque but it was allegedly paid in cash. Since it was a cash transaction the same was not amenable for verification from independent source. This fact raised serious question on actual purchase of shares. Further there was considerable time gap between the alleged date of purchases and the alleged dates of payments. The considerable time difference between the 2 dates clearly gave an 15 impression that the purchases were anti-dated to enable the assessee to claim holding period to be more than 12 months. Referring to chart of share purchase and payments therefore in the assessment order, he stated that the time gap between the dates of contract and dates of payments ranged up to 45 days which clearly proved the inordinate delay in making payments and this fact raised serious question about genuineness of the shares purchase. The ld.DR further argued that the shares of 5 companies were allegedly purchased during the pendency of amalgamation proceedings & this fact also raised serious doubts about the genuineness of the shares purchase of the amalgamating companies. Drawing attention to the assessment order, he submitted that he had conducted enquiries from the Office of the Registrar of Companies from which he ascertained that the amalgamating companies did not file annual returns for the financial year 2003-04 and therefore it could not be ascertained as to whether the assessees were the shareholders of the amalgamating companies. The AO also ascertained from ROC that the amalgamated companies did not file returns of allotment consequent to issue of shares to the shareholders of the amalgamating companies and therefore the AO could not verify the allotment of shares by Khoobsurat Ltd & Emarald Commercial Ltd to the assessees. In absence of these crucial evidences which should have been available with the authorities; actual purchase of shares by the assessee remained unverified. The ld.DR therefore submitted that the assessees' purchase of shares was not substantiated from independent verifiable sources and therefore the AO rightly held that there was no actual purchase and sale of shares. These facts further supported the confessional statement of Shri Khemka & the Stock Brokers.
4.5. The ld.DR then brought to our attention an order passed by SEBI in which the 2 Stock Brokers viz. Sunil Kumar Kedia & Ashis Stock Broking Pvt. Ltd were held guilty of manipulating prices of shares of Companies listed on Calcutta Stock Exchange. Referring to the SEBI's order, the ld.DR pointed out that SEBI had found clear evidence to establish that M/s. Ashis Stock Broking Pvt. Ltd & Sunil Kedia were engaged in circular trading of shares of Companies whereby prices of shares were artificially inflated. As SEBI found the two brokers were involved in price 16 manipulation activities, they were banned by SEBI from transacting any business on the floor of the Exchange. The ld.DR argued that the order of SEBI clearly proved that the Brokers through whom the assessee carried out his sale of shares were guilty of price manipulation of shares and having regard to their tainted character the AO was well justified in holding the assessee's share sale transactions through these Brokers to be sham.
4.6. The ld.DR further submitted that both M/s. Khoobsurat Ltd & Emarald Commercial Ltd were Companies having no established track record and did not conduct any substantial business so as to justify high market price for their shares. Referring to the assessment order, he submitted that the break-up value of shares of Khoobsurat Ltd was Rs.52.45 per share and that of Emarald Commercial Ltd was Rs.37.87; only. In view of such low break-up value of shares there was apparently no justification for these companies to have share price exceeding Rs.450/- i.e. the price at which the shares were sold by the assessee. According to him, shares of both the companies were "penny stock" whose prices were artificially inflated by few brokers to enable some persons to launder their black money through dubious modus operandi. Considering the dubious nature of trading and artificially high share prices of these 2 Companies, trading in shares of these Companies was banned by Calcutta Stock Exchange effective from 23rd November 2005. The ld.DR submitted that all the facts and evidences considered cumulatively not only supported the confessional statement of Sri Khemka made before the ADIT (Inv.) u/s 132 but also proved that the amount received by the assessee in the garb of sale of shares was nothing but undisclosed income of the assessee which was taxable u/s 68 of the Income Tax Act. He therefore strongly urged for vacating the order of the CIT (A) and restoring the AO's order.
5. On the other hand the ld. AR appearing on behalf of assessee strongly relied on the order of the CIT (A). At the outset, he submitted that each and every allegation contained in the assessment order & the averments made before us by the ld.DR were deliberated in detail by the CIT (A) in his well reasoned order. Besides, relying on the 17 CIT(A)'s finding; the A/R argued that the addition in the impugned order was made solely on the basis of statement of Sri Arun Kumar Khemka and the Stock Brokers. He submitted that the statements of the Brokers as also of Sri Khemka were recorded in the assessee's absence. Similarly, the retraction statements of the Stock Brokers were also made at the back of the assessee. The assessees were not parties to either of the statement or retraction affidavits. He submitted that even though serious charges were leveled against the assessees in the statements recorded u/s 132(4) of the Act, the assessees were never personally examined by the ADIT (Inv.) with reference to the alleged confessional statements of Sri Khemka or the stock Brokers. In fact the assessee was never given copy of these statements either by the ADIT or by the AO. Only in November 2008 the A/R of the assessee was merely shown copy of the alleged confessional statements of Sri Khemka and the Stock Brokers and the assessee was directed to show-cause why no addition should be made. The A/R therefore submitted that till November 2008 the assessee was not even made aware about the serious charges contained in the alleged confessional statement of Sri Khemka or the Stock Brokers. Only on getting information about the alleged confession in November 2008; the assessee ascertained the facts from the Stock Brokers. At that stage the assessee was presented with the retraction affidavits by the Stock Brokers which were immediately furnished before the AO. The A/R further submitted that the assessee not only submitted the retraction affidavits of the brokers but also furnished before the AO all the cogent and relevant documentary evidences which substantiated both purchase & sale of shares. Even though these documentary evidences were furnished; the AO did not bring on record any material or evidence to prove any infirmity or falsity in the documents. In fact the AO did not deal with any of the documents on merits but simply by making general observations and allegations made the addition of capital gains.
5.1. The A/R further submitted that the decision of the Supreme Court in the case of Surjeet Singh Chhabra (supra) was not applicable in as much as in the assessee's case statement of the third party was used by the AO as sole evidence for justifying the addition. The A/R submitted that principles of natural justice demanded that before 18 statement of Sri Khemka was used in or as evidence, the assessee was given opportunity of cross examining the witness on whose statement addition was sought to be justified. No such opportunity was allowed either in the course of assessment or in remand proceedings even though the CIT (A) had expressly directed AO to examine the Stock Brokers and to investigate the alleged trail of cash.
5.2. Relying on the decision of the Supreme Court in the case of Vinod Kumar Solanki Vs Union of India, he submitted that in the later decision the Supreme Court had held that the alleged confessional statement of the accused before FERA Authorities could not be used as sole evidence unless the said confessional statement was corroborated with some other independent verifiable evidence. The Supreme Court held that where the accused claims that the confession was obtained by coercion or force then it is the duty of the Court to see whether such confession was voluntary. The Court further held it is not for the accused to prove beyond doubt the use of coercion. The decision of the Supreme Court was followed by the Bombay High Court in the case of CIT Vs Uttamchand Jain wherein addition u/s 68 was deleted by the High Court. In that case the addition u/s.68 was made by the AO on the basis of alleged confessional statement of the Jeweller, who had purchased jewellery from the assessee. The said confession was retracted by the jeweler; while deposing before the AO of the assessee and therefore the addition was deleted by ITAT and by the High Court. The A/R for the assessee therefore submitted that no addition could be made by the AO in the assessee's case solely on the basis of statement of Sri Khemka and the Stock Brokers because these statements were retracted by them in the sworn affidavits.
5.3. He further submitted that the confessional statements were not backed by any independent verifiable evidence but contained bald statement accusing the assessee of availing accommodation entries. On the other hand, the retraction statements of the Stock Brokers were supported by large number of documentary evidences which were verifiable from independent sources. He stated that the shares in question were transacted through assessee's demat account maintained with depository participant of 19 NSDL. The delivery of shares was given from the demat account of the assessee to the demat account of the Broker. No infirmity in these evidences was proved. The payment for sale of shares was received by account payee cheque. Despite opportunities given the AO was not able to prove the allegation of cheques being issued in lieu of cash received. Referring to the assessment order he stated that even the AO had admitted that the payment for sale of shares was received by the assessee through Calcutta Stock Exchange. This fact proved that the payment for sale of shares was made from independent source and the transaction was fully verifiable from the Exchange. Referring to order of SEBI, the A/R pointed out that after conducting in depth investigation, SEBI had found no evidence to suggest that the assessee's brokers were guilty of manipulating shares prices of Khoobsurat Ltd or Emarald Commercial Ltd. Since no evidence was found by SEBI to establish that prices of Khoobsurat Ltd & Emarald Commercial Ltd were also manipulated, no adverse inference could be drawn against the assessee merely because the assessee's brokers were found guilty of price manipulation of shares of some other companies. The A/R submitted that at the relevant time when the shares were sold; Brokers were active members of CSE and till then were not barred by SEBI from operating on CSE on the charges of price manipulation of shares.
5.4. Referring to the price quotations published by Calcutta Stock Exchange; the A/R submitted that the dates on which the assessee had sold shares of Khoobsurat Ltd & Emarald Commercial Ltd, there were several other transactions in shares of these 2 companies. The transaction in shares of these 2 Companies were also carried out by several other persons at the similar prices at which the assessee had sold his shares. It was not a case where only the assessee traded in shares of the 2 companies. Referring to CSE Publications for the year 2009 & 2011 the A/R submitted that Equity shares of both the companies were actively traded on CSE 6 years after the date on which assessee had sold his shares. He therefore submitted that it was an incorrect fact that trading in shares of the 2 companies was banned by CSE after 29th November 2005. The A/R therefore submitted that the AO was not justified in making addition u/s 68 of the Income Tax Act and urged us to uphold the order of the CIT (A).
206. After hearing the rival submissions and on perusal of materials available on record the facts of the case have been elaborately discussed by the AO as well as by the CIT(A) in their respective orders. The short question, to be adjudicated in the present appeal is whether the income by way of capital gains disclosed by the assessee in her return for A.Y. 2005-06 was entitled for exemption u/s 10(38) of the I.T Act or it was liable to be assessed as unexplained cash credit u/s 68 of the Act.
6.1. From the orders of the lower authorities we find that a search was conducted in the case of Shri R S Agarwal Group on 08.2.2006 at Kolkata and Siliguri during which documents concerning assessee's share transactions such as contract notes, demat statement, share transfer forms etc were found and seized. The documents pertained to the assessee's transactions in shares resulting in earning of capital gains on sale of listed shares. Since the documents were found in the course of search u/s 132 of I T Act there was presumption that the documents found represented the state of affairs as appearing from the same. The seized documents indicated that during F Y 2003-04 the assessee had purchased shares of 5 private limited companies through stock broker at a cost of Rs.2,07,000/-. The purchase cost of shares was accounted in the appellant's books of F.Y. 2003-04. No adverse inference with regard to purchase cost of shares was drawn by the AO. Even in the impugned order the addition u/s 68 was not made with reference to sale proceeds of Rs.69,11,678/- realized on sale of shares but the addition was with reference to income element only. We therefore find that even in the impugned order in making addition u/s 68 the AO himself allowed deduction for purchase cost of shares. These facts therefore indicated neither the cost of purchase was doubted nor addition in respect thereof was made either in the year of purchase or in the year of sale. On these facts therefore we find that the purchase cost of shares per se was not disputed by the AO at any stage. In the circumstances the question is whether the AO could draw adverse inference against the assessee only with regard to capital gains which was claimed exempt u/s 10(38) of the Act.
216.2. In the impugned order the AO discussed numerous facts which led him to suspect that sale of shares and consequent earning of capital gains was not genuine. The principal reason for the addition was the statement of Shri Arun Kumar Khemka recorded by ADIT(Inv) u/s 132(4) of the Act wherein he had allegedly admitted that he had provided accommodation entries in the form of purchase & sale of shares. We find that the entire edifice of the assessment order was based on this statement of Shri Arun Khemka and which was later on corroborated in the letters dated 15.01.2007 given by M/s. Ashish Stock Broking Pvt. Ltd and Shri Sunil Kedia, stock brokers through whom the shares were sold. Before us, the Ld. CIT (D/R) placed strong reliance on the confessions of Shri Khemka and the Stock Brokers. He also strongly relied on the facts narrated in the assessment which indicated dubious mode adopted by parties for laundering of unaccounted money. On going through the order of the CIT(A) however we find that every allegation of the AO which was ably marshaled before us by the Ld DR was considered by the CIT(A) in his order which were incorporated by us in para no.3 of its order.
6.3. In the course of hearing of the present appeal the Ld. DR though contested the correctness of findings of CIT(A) he was not able to bring to our attention any cogent material or evidence to dislodge CIT(A)'s findings which were recorded after due consideration and deliberation of the AO's observations and the material brought before him by the assessee. As noted in the earlier paragraphs in the impugned order the AO himself allowed deduction for cost of purchase and only the capital gains part was assessed. Once the AO accepted the cost of acquisition and allowed deduction therefore it was not open for the AO to dispute or disbelieve the purchase of shares. We further note that before the lower authorities as well as before us the assessee had filed evidence in the form of letters of amalgamating companies wherein they had acknowledged receipt of share scrips for registration of shares in the assessee's name. The amalgamation of the companies was approved by the Calcutta High Court and there was no material which showed that approval for the amalgamation was obtained by misrepresentation of facts. We also note that the assessee had furnished evidence in the form of letters issued by the amalgamated companies; allotting fresh shares to the 22 assessee in exchange of the shares of the amalgamating companies. The letters of allotment contained details with regard to number of shares, distinctive numbers of shares, folio number, share certificate numbers etc. Shares of the amalgamated companies were listed for trading on Calcutta Stock Exchange. As per SEBI regulations the shares were required to be held in dematerialized form. For this purpose the assessee surrendered share certificates to Eureka Stock & Share Broking Services Ltd., a depository participant of NSDL. Before us the assessee filed copy of the application made with the depository participant for surrender of share scrips from which we find that the distinctive number of shares , share certificate numbers etc exactly tallied with the information mentioned in the letters of allotment issued in favour of the assessee by the amalgamated companies. On surrender of physical share scrips to the depository participant; assessee's demat account was given credit by NSDL. Meaning thereby the physical custody of these shares now rest with NSDL. It is not the case of AO nor any evidence was brought on record which in any way suggested that the depository participant or NSDL were acting under the influence of Shri Khemka or the stock brokers. Admittedly NSDL is an independent body. Had there been no genuine purchase of shares by the assessee then it would not have been possible for the assessee to deliver shares of these companies to NSDL for holding in dematerialized form. With reference to the dates of acquisition and dates of payments, we find that the AO's finding that share purchase was antedated was not a correct finding of fact. Having regard to overwhelming documentary evidences brought on record by the assessee and considering the fact that even the AO himself accepted and allowed the deduction for cost of purchase of shares, we do not find any justification in AO's conclusion that the purchase of shares by the assessee remained unverifiable.
6.4. The shares of Khoobsurat Ltd & Emrald Commercial Ltd were sold by the assessee in 2005 at prices varying between Rs.469 to Rs.492. Sale of shares was evidenced by the Contract Notes issued by the brokers, copies of which were placed before us. The contract Notes were in the prescribed format and contained prescribed information. Transaction charges, STT and service tax thereon was paid to the brokers. No infirmity or falsity in any of the documents was proved before us. Sale 23 consideration on sale of shares was received by account payee cheque. It is also admitted by the AO that payment on sale of shares was received through CSE which fact established that the payment was not received from the broker who had allegedly admitted that the cheque was issued in lieu of cash. We also note that at the time when assessee sold his shares, several other persons also transacted in these shares on CSE at prices similar to the price at which the assessee sold his holding. It was therefore not a case where the assessee alone transacted in shares of these 2 companies and the prices of shares could have been manipulated by the assessee. In fact we find that even in February 2009 shares of Khoobsurat Ltd were transacted on CSE at Rs.477 and shares of Emrald Commercial Ltd were transacted at Rs.464.50. Even during the period January to March 2011 shares of both the companies were transacted on CSE at prices ranging from Rs.464 to Rs. 477 per share. These facts therefore show that long after the date on which the assessee sold his shares; shares of both the companies were regularly transacted on CSE at prices which are more or less similar to the prices at which the assessee sold his shares in 2005. We find there has been no fall in the market prices of these shares even after 6 years and the shares of these companies are still actively transacted on CSE.
6.5. We also note that after shares were sold, delivery of shares was given from the demat account of the assessee and shares stood transferred to the demat account of the brokers. Documentary evidences on record therefore showed that sale of shares was full verifiable with reference to credible third party evidences. Before the AO as well as before us the assessee was able to substantiate his purchase & sale of shares by producing documents and evidences which ordinarily an investor maintains in relation to his transactions in shares. On these facts therefore we find that the assessee had discharged onus of substantiating his transactions of purchase & sale of shares.
6.6. We also do not find force in the submissions of the Ld. DR that assessee's share transactions should be considered to be bogus because the brokers through whom assessee sold shares were found guilty of price manipulation of shares by SEBI. From the copy of SEBI's order we note that SEBI conducted investigation in 24 unusual price movements of shares traded on CSE. On in depth enquiry SEBI found creditble evidence of price manipulation of shares of 11 companies. Khoobsurat Ltd & Emald Commercial Ltd were not amongst the list of companies in whose case SEBI found evidence of price manipulation. Although assessee's brokers were found guilty of manipulating prices of shares of 2 companies but no evidence was found by SEBI to show that the brokers were involved in manipulating share prices of Khoobsurat Ltd & Emrald Commercial Ltd. At the relevant time both the brokers were carrying on broking business and therefore merely because at a later date SEBI found evidence against these brokers regarding price manipulation of shares of some other companies, no adverse inference could be drawn against the assessee.
6.7. In the assessment order as also before us the Ld. DR put much emphasis on confessional statement of Shri Khemka and the stock broker to support the AO's conclusion that capital disclosed in fact represented assessee's undisclosed income. This aspect has been elaborately dealt with by the CIT(A) and we agree with the conclusions of CIT(A). We further note that the addition u/s 68 is justified by the AO principally on the basis of alleged confession of Shri Khemka. Even though in the confession of Shri Khemka, serious allegations were leveled against the assessee the ADIT(Inv) did not confront the assessee with the alleged confession statements of Shri Khemka nor allowed opportunity of his cross examination to the assessee. When the CIT(A) noted this omission he required the AO to personally examine the stock brokers and Shri Khemka since their earlier statements before the ADIT(Inv) were retracted. We are of the opinion that when the confession of the department witness was retracted by him and the retraction was also backed by other documentary evidences; then it was necessary for the AO to personally examine the said person before using his alleged confession as the sole basis for drawing adverse inference against third person. We however find that the AO at no stage personally examined either Shri Khemka or the stock brokers but simply relied on the earlier statements before the ADIT (Inv.). Considering this glaring omission the CIT(A) had required the AO to personally examine the witnesses in remand proceeding. We however find from the remand report that the AO declined to examine his witnesses nor allowed the 25 assessee the opportunity of cross examination. We also note even though in the remand proceeding the CIT(A) expressly directed the AO to investigate the alleged trail of cash the AO did not bring on record any evidence to substantiate his conclusion that assessee's own cash was returned to him in form of cheques. Failure on the part of the AO to even investigate the alleged cash trail justifies the CIT(A)'s conclusion that the AO had no material or evidence with him to prove that the capital gain earned by assessee on sale of shares represented assessee's undisclosed income.
6.8. Keeping in view of the above observations we find that in the present case the confessional statement of Shri Khemka was not backed by any other independent evidence. On the other hand the assessee's explanations were backed by relevant documentary evidences which substantiated purchase & sale of shares. Having regard to the totality of the facts and evidences as brought on record and examined by the CIT(A) we find that there was no infirmity in the order of the CIT(A) deleting the addition of Rs.67,04,678/- made u/s 68 of the Act. Accordingly we uphold the order of the CIT(A) and dismiss the revenue's appeal.
6.9. In the result ITA NO.256/Kol/2011 is dismissed.
II. ITA Nos.247,248, 255, 257 & 259/KOL/2011 (by the Revenue).
7. ITA Nos. 255, 247, 248 & 259/Kol/2011 pertain to Asst Year 2005-06 and ITA No. 257/Kol/2011 pertains to Asst Year 2006-07. As noted in the foregoing the basic facts and the issue involved in all the 5 appeals are exactly same as in the case of Mr. Rakesh Agarwal. The respondent assessees in these appeals had earned capital gain on sale of equity shares of Khoobsurat Ltd & Emarald Commercial Ltd. Since the shares were held for period of more than 12 months, the long term capital gains was claimed exempt u/s 10(38) of the Act. The Assessing Officer following the same reasoning as in the case of Rakesh Agarwal, assessed the capital gains as income of the assessees u/s 68 of the Act after allowing deduction for cost of purchase. The CIT (A) following his appellate order in the case of Rakesh Agarwal deleted the additions made in all the 5 cases. The Counsels for both the parties agreed that the decision of this Tribunal in the case of Rakesh Agarwal will be equally applicable in these 26 appeals. Accordingly following the reasons discussed in our order in the case of Rakesh Agarwal; we uphold the order of the CIT (A) deleting additions made u/s 68 in all the 5 cases.
8. In the result the appeals filed by the Revenue in ITA Nos.247,248, 255,257 and 259/Kol/2011 are also dismissed.
Order pronounced in the court on 11.10.2011.
Sd/- Sd/-
बी.
बी.आर.
आर.िमƣल,
िमƣल, Ûयाियक सदःय सी.
सी.डȣ.
डȣ.राव,
राव, लेखा सदःय,
सदःय
B.R.Mittal, Judicial Member C.D.Rao, Accountant Member.
(तारȣख)
तारȣख)Date: 11.10.2011.
Order pronounced by
Sd/- Sd/-
(JM) (AM)
(NVK) (CDR)
आदे श कȧ ूितिलǒप अमेǒषतः-
Copy of the order forwarded to:
1. Amita Agarwal, R-605, City Centre, Salt Lake, Kolkata-700064.
2..Poonam Agarwal, Sevoke Road, Siliguri
3. Radheshyam Agarwal, HUF, Panjabipara, Siliguri.
4. Rakesh Agarwal,. R-605, City Centre, Salt Lake, Kolkata-700064.
5. Rakesh Agarwal, HUF, R-605, City Centre, Salt Lake, Kolkata-700064.
6. Manju Devi Agarwal,. R-605, City Centre, Salt Lake, Kolkata-700064.
9. A.C.I.T., Central Circle-XXIV, Kolkata
10. CIT. 11. CIT(A)-Central-III, Kolkata
11. Dr, Kolkata Benches, Kolkata स×याǒपत ूित/True Copy, आदे शानुसार/ By order, Deputy /Asst. Registrar, ITAT, Kolkata Benches