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 13, Cited by 0]

Income Tax Appellate Tribunal - Pune

Sahayog Commodities, Jalgaon vs Assessee on 28 November, 2014

    IN THE INCOME TAX APPELLATE TRIBUNAL
             PUNE BENCH "B", PUNE

   BEFORE:   SHRI G.S. PANNU, ACCOUNTANT MEMBER
                         AND
        SHRI R.S. PADVEKAR, JUDICIAL MEMBER


               ITA Nos. 855 & 856/PN/2010

           Assessment Years : 2006-07 & 2007-08


 Income Tax Officer,               M/s. Shanti Commodities,
 Central - 2, Nashik             18, Sahakari Audogic Vasahat,
                          Vs.      MIDC Area, Ajintha Road,
                                           Jalgaon
      (Appellant)                        (Respondent)
                                      PAN No.AACAS2256F


               ITA Nos. 857 & 858/PN/2010

           Assessment Years : 2005-06 & 2006-07


 Income Tax Officer,              M/s. Sahayog Commodities (Old),
 Central - 2, Nashik             C/o Partner Shri Basant R. Agrawal,
                           Vs.
                                 Sadguru Nagar, MIDC Area, Jalgaon
      (Appellant)                           (Respondent)
                                        PAN No.ABCFS2966C



               ITA Nos. 859 & 860/PN/2010

           Assessment Years : 2006-07 & 2007-08


 Income Tax Officer,              M/s. Sahayog Commodities (New),
 Central - 2, Nashik               17, Sahakari Audyogik Vasahat,
                           Vs.
                                  MIDC Area, Ajantha Road, Jalgaon
      (Appellant)                           (Respondent)
                                         PAN No.ABCFS2966C



               ITA Nos. 776 & 777/PN/2010

           Assessment Years : 2006-07 & 2007-08


Sahayog Commodities,                     Income Tax Officer,
 17, Audyogik Vasahat                    Central - 2, Nashik
Complex, Ajantha Road,     Vs.
     MIDC, Jalgaon
       (Appellant)                         (Respondent)
  PAN No.ABCFS2966C                     PAN No.ABCFS2966C
                                                     2
                  ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon




                    ITA Nos. 786 & 787/PN/2010

               Assessment Years : 2006-07 & 2007-08


   Shanti Commodities,                                                Income Tax Officer,
   18, Audogic Vasahat                                                Central - 2, Nashik
  Complex, Ajintha Road,                       Vs.
      MIDC, Jalgaon
        (Appellant)                                                      (Respondent)
   PAN No.AACAS2256F                                                  PAN No.AACAS2256F



                    Assessee By: Shri Sunil Pathak/
                                 Shri Nikhil Pathak
                    Revenue By: Shri A.K. Modi

               Date of hearing : 30-10-2014
       Date of pronouncement : 28-11-2014


                                                  ORDER

PER R.S. PADVEKAR, JM:-

In this batch of ten appeals, six appeals are filed by the Revenue and four appeals are filed by the assessee. As the assessees are interlinked and these appeals are arising out of the common search and seizure action conducted on 22-11-2007 and hence, batch of appeals are disposed off by this consolidated order for the sake of convenience. At the beginning of the hearing, both the parties agreed that we should take the appeals of M/s. Sahayog Commodities (New) as the lead appeals being ITA Nos. 776 & 859/PN/2010 for the A.Y. 2006-07 which are the cross appeals, one by the assessee and another by the Revenue. We, accordingly, take the Revenue's appeal being ITA No. 859/PN/2010 for the A.Y. 2006-07 for disposal. The Revenue has taken the following grounds in the appeal:

1. (a) Whether on the facts and the circumstances of the case and in law, the Ld. CIT(A) was justified in deleting the addition of Rs.40,16,93,630/- by treating income as earned by clients of the assessee and not by the assessee?
3

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

(b) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that the transactions claimed to have been done on behalf of purported clients was not legally permissible, as the assessee was neither broker or sub-broker of such clients and, therefore erred in deleting the addition of Rs.40,16,93,630/-.

(c) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that there was no client agreement, KYC details, broker's note with purported clients and, therefore, erred in deleting the addition of Rs.40,16,93,630/-.

2.(a) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that transaction resulting in speculation loss of Rs.1,00,21,000/- done through Madhya Bharat International (I) Ltd., was not legally permissible transaction and, therefore, the AO has rightly disallowed the bogus speculation loss of Rs.1,00,21,000/-, though the AO has wrongly made addition u/s 41(1) in the assessment order.

(b) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate the fact that Madhya Bharat International (I)Ltd., carried out the transactions on its own account & never acted as broker or sub-broker of the assessee & losses incurred by Madhya Bharat International (I)Ltd. were subsequently transferred to the assessee by way of mere entries hence losses are not genuine losses.

(c) On the facts and the circumstances of the case and in law, the Ld. C1T(A) failed to appreciate the fact that the assessee had failed to produce contract notes, bills, proof of payment of margin money signed copy of agreement etc. which shows that losses of Rs.1,00,21,000/- are not genuine losses and merely represents book entries not supported by genuine transaction and hence losses need to be ignored.

2. In this appeal, there are effectively two issues. We first decide the Ground No. 1 which is in respect of the addition of Rs.40,16,93,630/- which was made by the Assessing Officer and deleted by the Ld. CIT(A). The assessee is a partnership firm which is constituted vide deed of partnership dated 30-06-2005 w.e.f. 01-07- 2005. It appears that the old partnership firm which was consisting of seven partners and this new firm was constituted by the three partners as the other partners retired from the firm. It is stated that assessee firm acts as sub-broker and earns brokerage and NCDEX trading profit. The assessee filed the return of income for the A.Y. 4 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon 2006-07 u/s. 139 on 21-10-2006 declaring total income of Rs.47,91,684/-. There was a search and seizure action u/s.132(1) of the Act against the assessee group on 22-11-2007 and in consequence of the search and seizure action the assessee firm was issued a notice u/s. 153A on 18-09-2009. In response to the said notice the assessee filed the return of income declaring the same income as per the return of income originally filed u/s. 139 of the Act on 21-10-2006. The Assessing Officer has observed that in the course of search in Sahayog Group of cases, it was found that M/s. Sahayog Commodities has earned huge income from commodities market. As noted by the Assessing Officer the assessee is a client of M/s. A.M. Future of Mumbai. The assessee has earned the income from commodity market through its broker M/s. A.M. Futures. It was found that the assessee distributed the said profit to its different clients. The Assessing Officer examined the books of account of the assessee for the F.Y. 2005-06 and he has noted that the assessee has distributed profits of Rs.41,92,40,472/- to 170 clients and also incurred losses of Rs.1,75,46,842/- and earned net profit of Rs.40,16,93,630/- which was not declared as a profit of the assessee. In short, the said profit was treated as a profit of the assessee's clients as the said profit was passed on to them.

3. During the course of search and seizure action statement of Shri Satishchand Gopilal Mittal, partner of M/s. Sahayog Commodities, was recorded u/s. 132(4) of the Act on 23-11-2007. As noted by the Assessing Officer the partner of the assessee accepted that the assessee is a client of M/s. A.M. Future and not a sub-broker. The partner of the assessee firm also accepted that he was a client of M/s. Sanjay Pulse Processors Pvt. Ltd., Jalgaon (NCDEX), M/s. Shubh Commodities, Jalgaon (NCDEX) and M/s. Shanti Commodities, 5 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon Jalgaon (NCDEX) and not a sub-broker for any of them. In the statement, Shri Mittal stated that the assessee firm was acting as a sub-broker and in respect of 170 parties for whom the business was done by the assessee firm those were treated as clients. Shrit Mittal also admitted that the order for buying and selling was placed under client-ID (S0016) which is of the assessee firm when as per the Rules of NCDEX, the said ID cannot be used for other parties. Shri Mittal also explained the modus operandi, without being the sub-broker or broker of NCDEX how the assessee firm was operating or doing its business by manipulating custom ID. The Assessing Officer, therefore, came to the conclusion that all contracts between the assessee and its clients in respect of the transactions in the commodities are illegal u/s. 15 of Forward Contract (Regulation) Act, 1952 and u/s. 11(3) of the FCRA, and all contracts are void.

4. The Assessing Officer proceeded to assess Rs.40,16,93,630/- a net profit which was claimed to have been distributed by the assessee firm to its 170 clients, as an income of the assessee in its hand. The assessee resisted the action of the Assessing Officer. The assessee filed the sample copy of the NCDEX bill to show how the operations were done in the NCDEX. It was stated by the assessee that the trade bills issued by them to their clients were generated by the NCDEX software in which the entire matter such as Code No., Name, Bill No., Date, Settlement No., Settlement Period etc. are mentioned. The assessee also stated that their clients used to visit their business place and they used to place the orders. The assessee also stated that during the search and seizure proceedings even if the client list and address were not readily available but thereafter immediately it was prepared and same was furnished. It was also claimed by the assessee that each client is having ID Code No. and hence, it is easy to know 6 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon every client. In respect of the stamp duty payment, the assessee stated that the same was automatically credited/debited through the bill amount and net amount receivable or payable is only reflected in the books as per software programmer. It was also stated that M/s. A.M. Future also credited/debited the stamp duty on the entire transactions and they also charged it through the bill and net amount receivable or payable is only reflected in the bills and in their accounts. The assessee also stated that all clients are genuine and verification is done by the search officials. The Assessing Officer was not convinced with the explanation of the assessee and he assessed the entire income of Rs.40,16,93,630/- as undisclosed income of the assessee in its hand. The details of income returned, different additions made and finally income assessed by the A.O. are as under :

ASSESSEMNT YEAR 2006-07:
Income returned as per net profit of audited profit & loss account Rs.47,91,684/-
Add: Net income earned by the clients (Profit Rs.41,92,40,472 - Loss Rs.l,75,46,842) Rs.40,16,93,630/- Add: Speculation loss in respect of transaction of Madhya Bharat International Pvt.
Ltd. [u/s.41(1)]                                                                      Rs.1,00,21,000/-

                     Total income assessed                                          Rs.41,65,06,314/-
                                                                                    ------------------------------




4.1 The reasons noted by the Assessing Officer for holding that the sum of Rs.40,16,93,630/- represent's undisclosed income of the assessee firm are as under:
i). Initially during the course of search action, the assessee (Q. No. 11 of the statement dated 22.11.2007) contended that Sahayog Commodities was doing trading commodities futures on proprietary basis as well as on behalf of clients. In respect of 7 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon proprietary trades, the assessee gets profit or loss and in respect of trades by clients, they earn brokerage income. For this purpose the assessee is enrolled as sub broker of the following brokers for dealing in NCDEX.
      a.    AM Futures, Navi Mumbai.

      b.    Sanjay Pulse Processors, Jalgaon.

      c.    Shubh Commodities, Jalgaon.

      d.    Shanti Commodities, Jalgaon. (after the above three
            sub-broker facilities were surrendered).

ii)    During the course of the statement, the relevant portion of
NCDEX rules and regulations, which stipulate that, a person who is an authorized person of a member during its continuation of being authorized person shall not qualify to become an authorized person of any other member, was read out to Shri Satish Mittal (Q.4). He accepted that Sahayog Commodities is a client of M/s. A M Futures, and not a sub-broker (Q.6 and 7). He has further accepted that he was a client of both M/s. Sanjay Pulse Processors Pvt. Ltd., Jalgaon (NCDEX), M/s. Shubh Commodities, Jalgaon (NCDEX) and M/s. Shanti Commodities, Jalgaon (NCDEX) and not a sub-broker for any of them (Q.8). The said fact has also been confirmed by the assessee in the submission dated 09.11.2009.

iii) When asked as to how he could have dealt with over 170 clients when M/s. Sahayog Commodities itself was merely a client, Shri. Satish Mittal (Q.9), stated that he treated Sahayog commodities as a sub-broker and accordingly treated these 170 parties as its clients. It needs to be noted over here that even if one accepts for the sake of argument that M/s. Sahayog Commodities was a sub-broker, even then a sub-broker is not entitled to issue a broker note/contract note. Only the main broker is authorized to issue a broker note. However, in this case M/s. Sahayog Commodities has as per its own claim unauthorizedly issued notes under its own letter head in the name to its so called clients. In absence of contemporaneous evidence, there is no proof as to when these notes were issued. This clearly shows that it was a self serving act of M/s. Sahayog Commodities.

iv) Shri. Satish Mittal was then asked to explain the modalities that were followed in executing the trades on behalf of those so called 170 clients. He stated that they executed the contracts by putting the name of their clients in the "remark" column (Q.10). Shri. Satish Mittal was then asked to open the terminal and show as to how and where the name of so called clients was inserted in the remarks column. At this stage it is recorded that the assessee took 25 minutes and consulted with his employees. The statement was recorded in presence of his Chartered Accountant. After a pause of over 25 minutes, Shri. Satish Mittal expressed his inability to show as to how the orders of a so called clients could be executed by making an entry in the remarks column while operating in the account of M/s. Sahayog Commodities being a client (Q. 12). Then he was once again asked to explain the modalities of placing contracts under the user-id of M/s. Sahayog 8 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon Commodities. Here Shri. Satish Mittal admitted (Q. 13) that they placed the orders to buy and sell under client-id (S0016) of M/s. Sahayog Commodities and added that the transaction cannot be apportioned to any other client at the time of placing the order. In the light of the above, the contention of the assessee (vide his letter dated 09.11.2009) that the entire transactions of the commodities trade are carried out online with the exchange is devoid of any merits. Once it is established that M/s. Sahayog Commodities is merely a client and that it has a client code through which it is entitled to trade in its own account, the assessee cannot contend that it was executing the trades on behalf of its client online with the exchange. Hence assessees say on this count is rejected. Further the statement recorded during the course of search clearly mentions that Shri Satish Mittal at all times took a pause of 15-25 minutes, consulted his employees, the Chartered Accountant in whose presence the statement was recorded and then answered a particular question. This shows that there was due application of mind before answering the questions on oath and the argument that he was under

tremendous pressure to answer the questions may not hold any ground.
v) Similarly it is the contention of the assessee (vide his letter dated 09.11.2009) that the orders of the clients were executed on real time basis on the NCDEX software. It has also been contended that these details are very much available on the software which has been seized by the department during the course of search action. Hence vide note sheet entry dated 28.12.2009 the working copy of the seized CD's were examined and it was found that no such details regarding the so called clients fed on the NCDEX software were available in the said CD.

This fact was confronted to the assessee and he was asked to show as to where this data is available on the seized copies of the CD. Further enquires were made with the NCDEX and the soft copies of the transactions entered by M/s. Sahayog Commodities through M/s. Shanti Commodities on the NCDEX were called forth. On going through the said CD it was found that all the transactions have been entered into by M/s. Sahayog Commodities as a client of M/s. Shanti Commodities and there is no entry whatsoever regarding any of the so called clients as claimed by M/s. Sahayog Commodities. This fact has also been confronted to the assessee vide note sheet entry dated 28.12.2009 and the counsel for assessee, stated that he would attend with the partners on 30.12.2009 and then respond to it. Even otherwise the contention taken by the assessee is incorrect simply because he was a mere client and not a broker to issue any contract note/broker note. The contention of the assessee on this point is rejected.

vi) The most crucial issue that needs to be answered is, while trading in its capacity as a client, how can M/s. Sahayog Commodities deal on behalf of its so called clients? Further, what are the documentary evidences seized or produced during the course of search to prove the genuineness of the claim of M/s. Sahayog Commodities that it was dealing on behalf of its so called clients? In order to get an answer to this critical question, (Q. No. 14) Shri Satish Mittal was asked to explain at what point of time and on what basis the said orders have been bifurcated amongst the so called clients. Shri. Satish Mittal after deliberating 9 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon on this issue for over 15 minutes replied that on the basis of receipt of "trade file" through internet from the broker on the next day, they used to apportion the trade on the basis of order register. When he was asked to produce the said order register for examination, he stated that all order registers are destroyed (Q. No. 15). It is also a fact that these so called order registers have neither been found nor seized during the course of the search action. Further, there is no merit whatsoever in the contention of the assessee that these trades are entered in the software of the "trade file" that is received through internet from the broker on the next day. The assessee was asked to show as to how the orders on behalf of the clients can be executed through his own client code. He stated that the entries regarding the name of so called clients are made in the remarks column. When asked to show the same on the computer by opening the terminal by inserting the client code of M/s. Sahayog Commodities, Shri Satish Mittal has admitted on oath no such remark column exists. Hence it is clear that the names of the so called clients cannot be entered while trading in the client code of M/s. Sahayog Commodities. This being the case, there is no merit in the contention of the assessee that the entries of the so called clients can be entered in the "trade file" received through internet from the broker on the next day. Thus, the contention of the assessee on this count stands rejected Further, even if it is presumed that there is a software in which the assessee M/s. Sahayog! Commodities substituted its name by the name of any other so called client, even then the claim of the assessee cannot be accepted so long as the assessee is unable to prove that these trades were in fact executed on behalf of the so called clients by producing contemporaneous evidences in support of this claim. The assessee has failed on this count also.

vii) Assuming for the matter of argument that these so called clients were the clients of M/s. Sahayog Commodities, Shri Satish Mittal was asked to produce the details of application forms during the search at Q.18 he conceded that he is not able to produce the Know Your Client (KYC) documents in respect of any of the clients as the same were never obtained. This situation continues to remain the same at the time of completion of the assessment proceedings.

viii) Further, in response to Q. 23., Shri. Satish Mittal stated that Sahayog Commodities has paid the stamp duty to M/s. A M Futures for contracts. Meaning thereby that the contract was only between M/s. A.M. Futures and M/s. Sahayog Commodities and no one else. Further there was no contract between Sahayog and its so-called clients (Q.26). The agreement between a broker and the client or a tripartite agreement between the broker, sub-broker and the client is essential as it insulates the broker or sub-broker from the risks incurred by the clients during the course of his transactions with the commodity exchange. In absence of any such agreement, M/s. Sahayog Commodities remained uninsulated from these risks. Hence it was solely responsible/liable for the losses or profits arising out of the transactions entered on behalf of the so called clients, if at all there were any. Under these circumstances it cannot be said that these were the transactions entered into by M/s. Sahayog Commodities on behalf of its so called clients. At the assessment stage, the assessee has come up with an argument for the first time that there was an oral agreement with the so called clients 10 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon and that it is not necessary that there is any written agreement. This contention of the assessee is again an afterthought as this plea was never taken during the course of statement recorded in the search action. Secondly the key reason for not having a written agreement is that he had no locus standii for executing such an agreement as he was neither a broker nor his franchisee. Needless to say that the assessee failed to produce any ruling in support of his claim that while dealing in commodity markets it is not necessary for the client, broker or his franchisee to sign any written agreement and that an oral agreement is sufficient. Without prejudice to whatever stated above, even if it is presumed that there was any contract, then transactions in commodities futures claimed to be undertaken by Sahayog with the so-called clients are illegal u/s S.15 of Forward Contract (Regulation) Act, 1952 and u/s S.11(3) of the FCRA, they are void.

ix) Further, the assessee was asked to produce the copies of accounts of these so called clients in the books of M/s. Sahayog Commodities. On going through the copies of accounts, it is seen that the assessee has not collected any margin money from these so called clients. Meaning thereby that these so called clients have been allowed to trade in commodities without the valid margin money or bringing in the mark to margin losses on a regular basis. The specimen copy of the agreement between the broker and client shows that the client is bound to bring margin money before undertaking the transactions in commodities futures. Further the client is bound to pay the mark to margin losses if any within the stipulated time on a day-to-day basis. It is also stipulated that in case the client fails to pay the margin or as the case may be, mark to margin loss the broker is entitled to close out the transactions and recover the amount from the clients. But here we have a case where the assessee has claimed to have had clients under him, despite he himself being merely a client. He has claimed to have traded on their behalf without any margin or mark-to margin. Surprisingly, M/s. Sahayog Commodities has regularly paid its margin money to the broker M/s. A.M. Futures. This fact is also evident from the balance sheet of M/s. A.M. Futures. The moot question is whether M/s. Sahayog Commodities will pay the margin money on behalf of all its so called clients without collecting any margin money from them, just in return for a petty amount charged as brokerage from these so called clients. On the pillar of preponderance of probability, this is improbable business proposition. The brokerage is charged at a fraction of percentage whereas the margin money would require huge amount of interest cost. The result is that M/s. Sahayog Commodities has in the end of the year issued cheques of profit or collected cheques of losses to and from the so called clients. Looking at these transactions from the preponderance of probability, it is highly improbable and the transactions non genuine. In a normal transaction on the commodities exchange, the client trades through his assigned client code through the member of the commodity exchange and the valid contract note is issued by the member/broker. In the instant case, M/s. Sahayog Commodities has issued broker notes to the so called clients by apportioning the profits/losses at his own sweet will or as per the requirements of the so called clients without any contemporaneous evidence. The broker notes issued by M/s. Sahayog Commodities to the so called clients are patently illegal and pure eyewash to hoodwink the revenue authorities and give a 11 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon colour of genuineness to structured transactions. The transactions are colourable in nature and squarely covered by the decision of the Hon. Supreme Court in the case of Mac Dowells India Ltd.

x) During the dying moments of the assessment proceedings, the assessee produced three of its so called clients as its witnesses. The assessee has conducted the examination in chief of these parties and it is a mere narration of the claims reiterated by the assessee time and again without producing any evidences in support of these claims. These witnesses were cross examined by the undersigned on 28.12.2009 and it was found that none of them had paid any advance tax, they did not have any contract notes, they have not registered themselves as a valid client, not filled up KYC details, had not paid any margins and were not able to produce any documentary and contemporaneous evidences to support their claims of genuineness of transactions. Further, it is seen that M/s. Sahayog Commodities has earned profits of crores of rupees by trading in its own client code but has not bothered to pay any advance tax on this income. It has taken a stand that all these profits belonged to its so called clients and it was collecting merely brokerage. On the other hand the so called clients who have earned these profits as per the claim of M/s. Sahayog Commodities also have not paid the advance tax commensurate to the profits earned. In the end these so called clients have also setoff these profits against some other losses. This shows that neither M/s. Sahayog Commodities nor its so called clients had any intention of paying any advance tax as and when they were earning the profits. This goes on to show that all these transactions were structured transactions and not incurred in the normal course or business. The lack of contemporaneous evidence further fortifies this conclusion. Further, there is no merit in the contention of M/s. Sahayog Commodities that it was a sub- broker of M/s. A.M. Futures and others. During the course of search in the case of M/s. A.M. Futures, the statement of its proprietor was recorded wherein he has stated on oath that it has not paid any brokerage/commission to M/s. Sahayog Commodities. Infact M/s. Sahayog Commodities has paid brokerage to M/s. A.M. Futures. This shows that the claim of M/s. Sahayog Commodities that it is a sub-broker of M/s. A.M. Futures, is false. Had it been true then M/s. A.M. Futures would have paid back a part of brokerage to M/s. Sahayog Commodities for the business conducted by the later on behalf of the former. The contention of the assessee on this point, stands rejected. xi. It is seen from the extract of account of the so called clients in the books of account of M/s. Sahayog Commodities that the assessee M/s. Sahayog Commodities has not charged any commission to their so called clients. The enquiries with the so called clients have also not known regarding any brokerage and commission paid by them to M/s. Sahayog Commodities. It can also been seen from the so called generated bills that, assessee has not charged any commission to their so called clients. In view of the above it is clear that M/s. Sahayog Commodities has not acted as broker for their so called clients. The entire amount of commodity trade belongs to M/s. Sahayog Commodities.

xii) We now come to the only issue harped upon by the assessee. The assessee has vehemently argued that the investigation wing had carried out post search enquiries against 12 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon these so called clients and they have all confirmed these transactions with M/s. Sahayog Commodities and also disclosed them in their regular returns of income. On going through the compilation of the profits/losses distributed by M/s. Sahayog Commodities to these so called clients, it is seen that all these clients have effectively setoff their existing losses against the profits procured from M/s. Sahayog Commodities or they have set off their profits against the losses procured from M/s. Sahayog Commodities. With some minor exceptions, (which might have deliberately been structured to bring a facade of reality to the entire gamut of transactions), the entire profits of over Rs.40,16,93,630/- earned by M/s. Sahayog Commodities have evaporated and revenue has gained a precious little. Under these circumstances it suits both M/s. Sahayog Commodities as well as its so called clients to confirm these transactions as/ there is only one loser and that is revenue.

xiii) The Investigation Wing has conducted enquiries with some of such so called clients of the assessee. During the course of enquiries it was found that 11 number of so called clients have not disclosed The so called profit earned from commodity trading in their return of income from M/s. Sahayog Commodities. It is only after the enquiries conducted by Investigation Wing they have disclosed the profit and revised their return or Income. It shows that the profit which was distributed by M/s. Sahayog Commodities was not belonging to them but it belongs to M/s.

Sahayog Commodities. Filing of returns by these persons/admission of income by them is thus an after thought appears to be a part of the colourable device sough to be brought into existence by M/s. Sahayog commodities in collusion with the so called clients. This in no way helps M/s. Sahayog commodities covering the truth for the reason brought out in detail.

xiv) Expectedly, M/s. Sahayog Commodities has taken a plea that how can it be held responsible for what the clients have done in the due course or if the clients have in the end not paid any taxes? This contention of the assessee will hold ground only if the following is true.

      a)    M/s. Sahayog Commodities was a broker or sub-
            broker in the legal sense.
      b)    M/s. Sahayog Commodities had a valid authority to

enter into transactions on behalf of its clients.

c) It had validly registered these clients by fulfilling KYC norms and signing proper agreements with the so called clients

d) It had properly entered into transactions on behalf of these so called clients by collecting proper margins and also mark to margins as required under the law.

e) Last but not the least, M/s. Sahayog Commodities is able to prove by leading evidence and by producing contemporaneous evidences that it had infact entered into the transactions on behalf of the so called clients.

13

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon On all these important counts, M/s. Sahayog Commodities has failed to produce anything in support of its claims. Hence the plea, it cannot be held responsible for the actions/ of its clients does not hold any ground. In this matter the confirmations or the disclosure of the transactions in the returns of the so called clients does not help the case of assessee.

xv) As regards contemporaneous records of placement of orders, the assessee stated that these orders were recorded in order registers and then accordingly the profits/losses were apportioned. However, during the search Shri. Satish Mittal stated that these order registers have been destroyed. It is important to note that these order registers are an important piece of contemporaneous evidences which are crucial to link the transactions incurred in the name of M/s. Sahayog Commodities to it so called clients. Without this evidence it is very difficult for the assessee to substantiate its case that the said transactions were entered into by M/s. Sahayog Commodities on behalf of its so called clients. The question that comes to the mind is, would any assessee destroy a critical evidence which would decisively clinch a case in its favour? The answer is, no assessee would ever do it. Hence the conclusion that emerges is that no such evidences were ever there as all these transactions were executed by M/s. Sahayog Commodities on its own behalf. Then vide the letter dated 09.11.2009, the assessee has changed its stand stating that no such manual registers were maintained. Further, it has stated that (page 6 of letter dated 09.11.2009), its clients visited the business premises and gave their order then and there to the operator and the same were executed online. Then vide letter dated 07.12.2009, the assessee has contended that they have carried out each and every transactions of the client as per their telephonic orders. Without going into the veracity of the claim of online trading, the above submissions show that these three diametrically opposite contentions have been raised by the assessee at different points of time. They show that the assessee has not been able to maintain any consistent stand, not to talk of the fact that he has failed to produce any evidence whatsoever in support of the stands he has taken. Thus the contention of the assessee on this count is rejected. Here it is important to note that the assessee has produced one, Rameshkumar Fakirchand Jain of Khandwa as his witness and conducted examination in chief. Shri Jain has claimed that he booked his orders telephonically with M/s Sahayog Commodities. The said witness was not produced for cross examination on 28.12.2008. On going through his examination in chief it is seen that this person is staying in khandwa in MP and has claimed to be the client of M/s Sahayog Commodities based in Jalgaon. The moot question is whether it is probable that a person based in Khandwa that has any number of brokers in commodities market, will come all the way to Jalgaon and be a client of a person who is neither a broker nor a sub-broker and trade from here. How will he communicate orders, who will deliver the contract notes, how will he pay margins and so on? It is therefore, not surprising that the person has no valid agreement as a client, could not produce £ single contract note, never paid any margins and neither did he pay any advance tax on his profits claimed to have been earned on commodities market. The witness of the assessee and the examination in chief, therefore, stands discredited. 14

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon xvi) Expectedly the other important plea taken by the assessee is that the payment of profits have been made by crossed account payee cheques to the so called clients. Similarly crossed account payee cheques have been received from the clients in respect of the losses. This plea of the assessee also does not hold any ground. This would have been acceptable only if the assessee had transacted on behalf of the so called clients by accepting proper margins or mark to margins and had it been able to show with the help of contemporaneous records that each of these transactions were entered solely on behalf of those clients. M/s. Sahayog Commodities has failed to produce even an iota of evidence to prove that these transactions were entered on behalf of the so called clients. Merely saying that profits were distributed by crossed account payee cheques or losses were genuine as the so called clients paid for them by crossed account payee cheques at the fag end of the year or even beyond that is not acceptable. On similar grounds, producing the copies of the bank accounts (vide letter dated 23.11.2009) does not advance the case of the assessee as the bank entries do not show on real time basis as to when the actual transaction in commodities took place. In absence of the crucial link connecting the transaction entered into by M/s. Sahayog Commodities to the client, the only conclusion that emerges is that all these transactions are the transactions of M/s. Sahayog Commodities. At its best it can be said that M/s. Sahayog Commodities has distributed its profits/losses by issuing/accepting crossed account payee cheques to/from the so called clients at its own will. xvii) Vide letter dated 09.11.2009, the assessee has contended that there is merely a technical breach under the provisions of Forward Contract (Regulation) Act, 1952 and there is no violation under the provisions of Income Tax Act. I don't agree with this contention. The provisions of the Income Tax Act lay down that the correct income of the assessee has to be brought to tax in the hands of that assessee in the relevant assessment year. In the instant case, we have all the evidences on record to show that the income from commodities market has been earned by M/s. Sahayog Commodities in its capacity as the client. Even if for matter of argument, one leaves behind the legality of the transactions under the provisions of Forward Contract (Regulation) Act, there is no evidence to show that these transactions were executed on behalf of the so called clients. xviii) It needs to be noted that NCDEX, FMC, SEBI are the institutions which are setup for regulating the operations in the commodities market. These institutions put in place a frame work for orderly working in the market. Anyone working outside this frame work and claiming genuineness of the transactions should prove its claim to the hilt. In the instant case, the assessee has merely made some claims without an iota of evidence in support of these claims. Thus the submission of the assessee on all these points is rejected and the transactions are held to be proprietary trades of M/s Sahayog Commodities and the same are accordingly brought to tax in its hands.

15

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

5. The Assessing Officer, therefore, made the addition of Rs.40,16,93,630/- in the hands of the assessee as it's undisclosed income and also treated the same as speculation income. The assessee challenged the addition before the Ld. CIT(A) on this issue and Ld. CIT(A) did not agree with the conclusion drawn by the Assessing Officer for assessing Rs.40,16,93,630/- in the hands of the assessee. The reasons given by the Ld. CIT(A) are as under:

"6. I have carefully considered the assessment orders of the A.O. and the submissions of the appellant. The main contention raised by the A.O. is that the transactions in commodities derivatives undertaken by the appellant for its clients are not permissible u/s.15 and u/s. 11(3) of Forward Contract Regulation Act, 1952. The appellant has also agreed that it cannot act as broker or sub-broker for entering into transactions of trading in commodities derivatives in view of the above said provisions of Forward Contract Regulation Act, 1952. The appellant has rightly claimed in this regard that even if the business carried-out by the appellant is not permissible then also only the net income from the said business is to be taxed in the hands of the appellant. The appellant has carried-out the transaction on behalf of the clients and has earned substantial brokerage income which is offered to tax by crediting same to profit and loss account. Therefore this contention raised by the A.O. is rejected.

6.1 The other contention of the A.O. is that the information about the clients was not available with the appellant at the time of search action. However, it is observed that during the course of assessment proceedings the appellant has filed confirmations with addresses, Permanent Account Numbers, copies of returns of income and computations of income of the clients and the Investigation Wing has also verified the clients independently. Further, the details of transactions entered into on behalf of the clients with time and date of execution of the transactions are also available on the record of the appellant.

6.2 As regards the contention of the A.O. that the said clients have set-off the profit earned on the transactions carried-out by the appellant by claiming losses in respect of other transactions and avoided Income-tax payment is also not acceptable as the A.O. has not proved that the losses claimed against the income by the clients are bogus. In fact, many of the clients have been assessed to Income-tax by the Assessing Officers at Nashik and Jalgaon. The A.Os have not disallowed such losses claimed by the said assessees and such losses have not been held to be non- genuine. The A.O. cannot make addition in the hands of the appellant without establishing that the income/ loss shown by the clients are not genuine. The appellant has also pointed-out that many clients have declared the speculation profit which is equal to or more than profit earned on the transactions carried out by the appellant firm on their behalf or have declared substantial speculation profit in the returns of income filed by them. As 16 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon regards the contention of the A.O. that the stamp duty for the transactions in commodity derivatives was born by the appellant firm and not by the clients, the appellant has pointed-out that stamp duty in respect of the transactions entered into on behalf of the clients was recovered from the clients and credited to stamp duty account. As regards the contention of the A.O. that the appellant has not collected any margin money from its clients, the appellant has pointed-out that it has in fact collected margin money to the extent of Rs.4.47 crores and also submitted that maximum balance of margin money paid by it to M/s.

A.M.Futures in respect of transactions on behalf of clients was Rs.8.54 crores, whereas maximum credit balance of clients with the appellant firm is more than the amount of Rs.8.54 crores. 6.3 As regards the contention of the A.O. that no commission or brokerage was charged by the appellant from its clients, the appellant has pointed-out that it has earned substantial brokerage of Rs.3,19,36,721/- and Rs.1,29,34,638/- in A.Ys 2006-2007 and 2007-2008 respectively and net brokerage after reducing brokerage paid to various brokers substantial amount of brokerage of Rs.2,78,79,528/- and Rs.1,01,04,401/- is credited to the audited profit and loss account.

6.4 In support of the transactions entered into on behalf of the clients, the appellant has filed affidavits with the A.O. in respect of major clients. Independent verification was made by Investigation Wing by issuing summons/notices to the clients and the clients have confirmed the transactions done by the appellant on their behalf.

6.5 The appellant has correctly pointed-out that the presumption u/s. 132(4A) of the Act, supports the contention of the appellant as each transaction entered into on behalf of client was available on record with date and time of execution in computerized data at the time of action u/s.132 of the Act. 6.6 Further no documents, notings or papers were found during search action showing that any of the 170 clients have provided accommodation entries to the appellant firm to reduce its profit. During the course of search action, no notings or evidence showing that the profit paid to clients by account payee cheques was received back by the appellant firm in cash. During the course of search or in post search enquiries or in assessment proceedings, the destination of the alleged suppressed income of more than Rs.40 crores was not found in the form of unexplained expenditure, asset or investment.

6.7 Further, for earning the brokerage income from clients, the appellant has paid substantial Service-tax of more than Rs.35 lacs. The activity carried-out by the appellant was as per the notarized partnership deed dated 30/06/2005 i.e. much prior to the date of search.

6.8 It is also noticed that the income of the clients of the appellant is assessed by the Department in their respective hands on substantive basis. Therefore, the same income is taxed by the 17 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon Department in the hands of the appellant and also in the hands of the said clients of the appellant. This amounts to double taxation of the same income which is not permissible as per provisions of the Income-tax Act as laid down by Hon'ble Supreme Court in the case of Lalji Haridas vs. ITO & Anr. 43 ITR 387.

6.9 In view of the above facts and discussion, I am of the considered view that the A.O. is not justified in assessing the net income earned by the clients of the appellant firm amounting to Rs.40,16,93,630/- and net loss of Rs.40,97,718/- incurred by the clients of the appellant firm in the hands of the appellant firm in the A.Ys. 2006-2007 and 2007-2008 respectively and the same are deleted. The A.O. is directed accordingly. Ground No. l for the A.Ys 2006-2007 and 2007-08 stands allowed."

Now, being aggrieved the Revenue is in appeal before us.

6. The Ld. DR vehemently argues that the assessee is merely a client of M/s. A.M. Future of Mumbai and he is not the sub-broker authorized to deal in NCDEX. He argues that as per the rules and regulations of the NCDEX only the authorized brokers and sub- brokers are legally permitted to carry out the transactions on behalf of their clients. He argues that the assessee is client of M/s. A.M. Future and there is no dispute about fact. He submits that when the assessee is not authorized by law to do the transactions in the NCDEX how he can act as a sub-broker for 170 clients. He argues that Shri Satish Mittal, partner of the assessee firm stated that he carried out the transactions on behalf of the 170 parties as his clients even knowing that the assessee firm was not legally authorized to do the trading on behalf of so called 170 clients.

7. He submits that it is not factually correct that the assessee executed the orders of its clients on real time basis on the NCDEX software but on the examination of the seized data it was found that no said details regarding the so called clients fed on the NCDEX software were available in the seized CD. The enquiries were made with the NCDEX and the soft copies of the transactions entered by 18 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon M/s. Sahayog Commodities through M/s. Shanti Commodities on the NCDEX were called forth. He submits that as per the information gathered from the CD, all the transactions had been carried out by the assessee firm as a client of M/s. Shanti Commodities or M/s. A.M. Futures and there is no entry whatsoever regarding any of the so called clients. He referred to the statement of Shri Satish Mittal recorded during the course of search and submits that there is no consistency in the answers given by the said partner. He argues that there is very crucial evidence against the assessee in respect of the stamp duty payment. The assessee has paid the stamp duty to M/s. A.M. Future for contracts and certainly that support the case of the Department that the contract was only between M/s. A.M. Future and the assessee firm and no one else. He submits that he is not even an agreement between the assessee and its so called clients. He submits that at the assessment stage the assessee came up with the argument for the first time that there was oral MOU between the assessee and its clients but when during the course of the search action no such statement was made. He submits that the transactions of the NCDEX are governed and regulated by Forward Contract (Regulation) Act, 1952 and it is a serious offence if the assessee is not authorized to carry out the transactions then all the transactions are void. In respect of the margin money he submits that the assessee has not collected any margin money from the so called clients and it is not a believable as there can be the transactions in which the losses will be incurred then how the losses can be compensated and recovery to be made. He submits that the assessee has regularly paid the margin money to M/s. A.M. Future., main broker and member of NCDEX in capacity as it's client.

19

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

8. He submits that the investigation wing has carried out post search enquiries against the so called clients and they have confirmed the transactions with the assessee but these are all the arrange transactions as the so called clients have set off their existing losses against the profit on transactions carried out by the assessee. He submits that no one of the assessee clients have paid any advance tax. He submits that as per the modus operandi of the assessee firm, on the receipt of the trade file through Internet on the next day the trades were approved among the clients on the basis of the order registered which are destroyed. He submits that the partner of the assessee stated that in respect of about 80% clients, the addresses are not available and KYC documents were never obtained in respect of any of the clients. He submits that the so called clients of the assessee have not charged any commission hence that also goes against the assessee. He argues that enquiries were made and it was found that 11 clients of the assessee have not at all declared any profits in respect of the transactions claimed to be carried out by the assessee firm. Only after the enquiries were conducted by the Investigation Wing by the Department they have come forward to disclose the profit by filing their revised returns that also suggest that the claim of the assessee is not correct to say that the profits were distributed to the concerned alleged clients. He submits that when the assessee has no legal & valid authority to enter into transactions in NCDEX on behalf of its alleged clients as sub-broker or broker then the claim of the assessee is totally false. He argues that it is certain strange that if the assessee's claim is bonafide in respect of carrying out the trading on behalf of its so called clients then why they should destroyed the record. The assessee has not produced any substantive evidence to show that he acted on behalf of the so called clients. The CIT (DR) supported the order of the Assessing Officer and submits that the Ld. 20 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon CIT(A) was not at all justified drawing the inference in favour of the assessee.

9. Per contra, the Ld. AR for the assessee vehemently argues that in the course of search on 22-11-2007 no incriminating material was found to support the story of the Assessing Officer. He referred to the statement of Shri Satish Mittal, partner of the assessee firm, recorded during the course of search action u/s. 132(4) of the Income-tax Act (Page Nos. 111 to 119 of Compilation) and submits that a specific question being Q. No. 28 was asked to Shri Mittal and in clear terms he told that the profits distributed to the clients cannot be treated as his income as it was not his income. The said answer or statement cannot be treated as afterthought. The Ld. Counsel referred to Q. No. 28 and answer of Shri Satish Mittal (Page No. 116 of the Compilation) in support of his argument. He submits that the ADIT (INV.) as well the Assessing Officer cross verified with all the clients of the assessee whose confirmations are given at Page No. 50 of the Compilation whether the claim of the assessee in respect of trading on behalf of those clients are correct or not. He submits that the ADIT (INV.) carried out the verification with the 40 clients and also issued the summons to 50 clients u/s. 131 of the Act which list is given on Page No. 52 of the Compilation. He submits that merely because the assessee has violated the provisions of Forward Contract (Regulation) Act, 1952, it does not mean that the transactions carried out are not genuine transactions. He submits that even in carrying out regular business or trade, a businessman has to follow many of rules and regulations and there are also regular instances that rules are not followed, does it mean that business or trade is illegal or it is not trade at all ?

21

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

10. He submits that even if it is presumed that the transactions carried out by the assessee on behalf of its 170 clients with the NCDEX were not authorized by law but the fact remains that the nature of the transactions cannot be changed as all the 170 clients in clear terms admitted this particular facts that the assessee did all the transactions as their agent and whatever the profits or losses incurred in those transactions were on account of the clients only and the assessee was only recovered brokerage or commission. He submits that that even the Assessing Officer who has completed the assessment of the assessee, same Assessing Officer "ITO, Central Circle-II" who has also completed the assessments of many of the clients of the assessee accepting income from NCDEX declared by them and which details are given on Page Nos. 19 to 21 of the Compilation. He submits that none of the clients has denied that he has not received the profit from the assessee firm in respect of the transactions which were carried out in the NCDEX. He referred to Page Nos. 23 to 41 of the Compilation where the details in respect of 140 clients of the assessee are given in form of the chart showing the profit and loss incurred by the client, PAN of the client, Ward/Circle in which assessed, Date of filing return, Brokerage collected from those clients, Maximum credit balance of the client during the year, Whether the clients have confirmed to the ADIT, Jalgaon, during the course of investigation that they have received the profits in respect of their transactions etc. He vehemently assailed the conclusion drawn by the Assessing Officer by discarding all those circumstantial as well as a direct evidences and for holding that whatever the profit of 170 clients has been accrued or received during the year that is to be taxed in the hands of the assessee. He argues that inference should be based on some corroborative evidence as admitted during the course of search 22 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon no abnormal cash or assets were found. If the assessee have earned all the 41 crores as a profit in one year but at least something must have been reflected somewhere by way of cash bank account and investments etc.

11. He submits that in respect of the margin money the assessee has explained and made clarification before the Ld. CIT(A) on said charge of the AO. The accounts were running accounts and many of the clients were having the credit balances with the assessee firm. He submits that it is admitted that the assessee has used M/s. A.M. Future to do the transactions on the NCDEX but the fact remains that the assessee has paid the stamp duty from his own account. He also submits that the assessee has paid the service tax on the brokerage in the A.Y. 2006-07 to the extent of Rs.29,39,724/- and in the A.Y. 2007- 08 to the extent of Rs.12,32,217/-. He referred to the Page Nos. 143 to 156 of the Compilation and submits that each and every detail was found in respect of the service tax paid by the assessee from the beginning of the month, in which the assessee started the transactions i.e. in the month from April, 2005. The Ld. Counsel argues that the income cannot be taxed twice as admittedly all the clients have declared their profits or losses earned by them through the assessee firm in the transaction carried on their behalf with the NCDEX. He argues that few samples assessment orders are placed on record from Page Nos. 217 to 230 to demonstrate that respective clients have declared their profits received from the assessee as their income and the same has been assessed in their hands. He submits that all the transactions are genuine and it is demonstrated by the assessee also. The Assessing Officer cannot take shelter on the technical aspect for violating rules of the NCDEX. He submits that at the time of search itself, data from the assessee's computer was copied on CD but at the 23 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon time of assessment, said CD could not be opened by the Assessing Officer due to technical reasons. As per data available on the hard disk of the assessee the details of the transactions including the date and time of the execution was available on computer at the time of search u/s. 132 of the Act.

11.1 He also assailed the observation of the Assessing Officer that the assessee has not charged any commission to their clients. He submits that the said observation is totally fallacious. The assessee has earned the substantial brokerage from its clients to the extent of Rs.3,19,36,721/- and all the details were submitted. As noted by the AO, 11 clients have filed revised returns and the assessee cannot have control on the clients as admittedly even as per the Department there are total 170 clients out of which 159 clients have filed the returns of income and also declared their profits before the date of search action. But in respect of only 11 clients why they have not filed returns of income and why they subsequent filed, it is not concern with the assessee. He submits that another important aspect is to be seen that the entire payments of profits to the clients are made by the cross bank account payee cheques and still it is doubted by the Assessing Officer. He submits that the assesse failed to understand what further evidence is required to satisfy the Assessing Officer when all the substantive & strong evidence in favour of the assessee is available in the form of documentary evidence and as well as the confirmations by the 170 clients. He submits that otherwise also on the principles of diversion of income overriding title income cannot be in the hands of the assessee as it was diverted to the concerned client when the transaction was completed. He supported the order of the Ld. CIT(A) on this issue and pleaded for confirming the same.

24

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

12. In this case there is no dispute that even if it is claimed by the assessee he acted as a broker or sub-broker on behalf of the 170 parties or clients but he has no valid license or authorisation as per the Forward Contract (Regulation) Act, 1952. The case made out by the Assessing Officer can be summarized as under:

i. The transactions entered into by the appellant on behalf of its clients are not permissible in view of provisions of Sections 15 and 11(3) of the Forward Contract Regulation Act, 1952. The appellant has carried out transactions under 4 brokers, which is not permissible.
ii. There were no written contracts with the clients, 80% information of the clients was not available at the time of action u/s. 132 of the Act, no details of clients, their orders etc. is available on NCDEX software/CD.
iii. The clients of the appellant have earned substantial income in respect of transactions done by the appellant firm on their behalf however, the said clients have set-off this profit against losses claimed from other brokers and hence avoided payment of taxes. Further, the 11 clients have filed revised returns for offering profits received from the appellant firm.
iv. Stamp duty for the transactions entered into by the appellant firm with M/s. A.M. Futures was borne by the appellant firm and not by the clients hence the transactions are only between M/s. A.M. Futures and the appellant firm.
v. The appellant has not collected any margin money from the so called clients.
vi. No commission or brokerage was charged by the appellant from its clients and the bills issued by the appellant to its clients show that no commission was charged to them.
vii. No leading evidence was filed to prove that the transactions entered into by the appellant were on behalf of his clients.

13. On examining the reasons and findings of the Assessing Officer it is seen that the transactions of trading in commodities derivatives undertaken by the assessee for his clients are not permissible u/s. 15 and 11(3) of Forward Contract (Regulation) Act, 1952. The assessee has never denied even during the course of enquiry that he is not having valid license or membership to carry out the commodities derivatives through the NCDEX. It is also not in dispute that the assessee has contract with M/s. A.M. Futures and Others and the 25 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon assessee was using those entities for carrying out its transactions with the NCDEX (National Commodities & Derivatives Exchange). The assessee also used M/s. Sanjay Pulse Processors Pvt. Ltd., Jalgaon, M/s. Shubh Commodities, Jalgaon and M/s. Shanti Commodities, Jalgaon. In the statement recorded during the course of search u/s. 132(4) of the Act, Shri Satish Mittal, partner of the assessee firm admitted that the assessee firm is not authorized to carry out the transactions with the NCDEX but at the same time we find that he has stated that the transactions carried out on behalf of 170 clients are their transactions and the assessee showed himself as authorized to carry out the transactions with the NCDEX.

14. On perusal of the reasons of the Assessing Officer we find that the Assessing Officer's main concern is no authority to the assessee firm to carry out the transactions with the NCDEX on behalf of the 170 parties which are claimed as the clients of the assessee. It is also seen that the Department carried out the extensive investigation and verification with 170 clients of the assessee and none of the clients denied having carried out the transactions through the assessee firm with NCDEX. Moreover, all the clients have given their confirmation in the clear terms as per the chart placed in the Compilation Page No. 52. It is seen that ADIT (INV) Officer issued the summons with 57 clients and all clients admitted that they have received the profits in respect of their transactions from the assessee firm. We also find that the search action was also carried out against 16 parties who are clients of the assessee which details are given at Page No. 54 of the Compilation but all the parties admitted and offered the profit received from the assessee firm in respect of the transactions carried on their behalf. It is also seen that out of 170 clients, 159 clients have already filed their returns of income declaring the share of the profits received from the 26 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon assessee firm in respect of the transactions with the NCDEX. It is pertinent to note that the assessee has also paid the service tax Page No. 144 of the Compilation and same has not been disputed by the Assessing Officer. Only reservation of the Assessing Officer is that the stamp duty was paid to M/s. A.M. Futures and on that basis he concludes that the entire transactions were only between A.M. Futures and the assessee firm. We are able to understand how the 170 clients confirmed that the assessee firm represented as a broker for them and carried out the trading derivatives and transactions in the NCDEX. It is also seen that many of the clients who have filed their returns of income and even those to whom the assessee transferred all profits or losses by putting into their accounts are assessed by the same Assessing Officer by accepting income declared by the assessee's clients. From the details filed by the assessee in the form of chart which has not been controverted by the Revenue during the argument (Page Nos. 23 to 41 of Compilation), all the parties have admitted their transactions. There are total 140 parties/clients which details are provided by the assessee in the form of chart giving the details of PAN No., the Ward/Circle in which assessed, Date of filing return of income etc.

15. The Revenue fairly admitted during the course of the argument that none of the parties out of 170 parties or clients have denied the transactions done by the assessee on their behalf. Law is well settled that when the entire evidence is in favour of the assessee that cannot be brushed aside and tax liability of the assessee cannot be determined on the basis of suspicion and surmises. The only issue left, as per out understanding is the contravention of the Forward Contract (Regulation) Act, 1952. In our opinion if the assessee has violated the provisions that specific statute, the action can be taken 27 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon against the assessee under that enactment but merely because without authority or without license the assessee carried out the trading derivatives and other transaction with the NCDEX may be wrongly representing himself as a broker or misusing the ID but that still not changed the nature of the transaction carried out by the assessee on behalf of its clients. In the present case the entire evidence support the case of the assessee save one aspect that the assessee has not followed the provisions of Forward Contract (Regulation) Act, 1952. We are given our anxious consideration to entire evidence on record as well as the reasons given by the Ld. CIT(A) for holding that the entire profits cannot be taxed in the hands of the assessee. We are of the opinion that the entire exercise done by the Assessing Officer contrary to the evidence available on record in favour of the assessee. We, therefore, concur with the findings of the Ld. CIT(A) and grounds taken by the Revenue are dismissed.

16. The next issue is the transactions resulting in the speculation loss of Rs.1,00,21,000/- done through Madhya Bharat International Pvt. Ltd. As per the grounds taken by the Revenue the grievance is the Assessing Officer has rightly disallowed the bogus speculation loss but the Revenue has admitted the fact that the Assessing Officer has wrongly made the addition u/s. 41(1) in the assessment order and this issue arises from Ground No. 2(a). The facts which are revealed from the record as under. The Assessing Officer has observed that in the A.Y. 2006-07 the assessee has claimed liability of Rs.1,00,21,000/- by way of trading in NBOT through Madhya Bharat International Pvt. Ltd. The Assessing Officer has observed that the assessee was unable to produce any evidence such as contract notes, any bills for any correspondence in respect of Madhya Bharat International Pvt. Ltd. The Assessing Officer has noted that losses have been booked but not 28 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon settled and no margin money was given before undertaking those transactions with M/s. Madhya Bharat International Pvt. Ltd. The Assessing Officer, therefore, concluded that the assessee firm has purchased those losses subsequently to take the benefit of set off. The Assessing Officer also gave the reference of the Accountant of the assessee firm Shri Rajendra Attal, who stated that the entries of losses of Rs.1,00,21,000/- have been entered in the books of account on 31- 03-2006.

17. The Assessing Officer also emphasized on the fact that Shri Satish Mittal, partner of the assessee firm admitted that no margin money was kept with M/s. Madhya Bharat International Pvt. Ltd. There was search action against M/s. Madhya Bharat International Pvt. Ltd. on 02-05-2008. The Assessing Officer made certain observation in respect of the assessee that he was not a registered non-member client and also no proper records of the assessee were maintained by M/s. Madhya Bharat International Pvt. Ltd. The Assessing Officer also gave the reference of the Dy. Director of the NBOT who stated that the said transactions are treated as member transaction i.e. M/s. Madhya Bharat International Pvt. Ltd. As noted by the Assessing Officer the Director of M/s. Madhya Bharat International Pvt. Ltd. Shri Ram Kumar Agarwal stated that no brokerage have been charged from the assessee. The Assessing Officer, therefore, proceeded to treat the said liability as a bogus liability. The Assessing Officer treated the same as non-existing & non-genuine liability of Rs.1,00,21,000/- and brought to tax u/s. 41(1) of the Act as a cessation of the liability. So far as action of the Assessing Officer for invoking the provisions of Sec. 41(1), in the Ground No. 2(a) itself the Revenue has admitted that the Assessing Officer has wrongly made addition u/s. 41(1) in the assessment order. 29

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon The entire reasons and discussions of the Assessing Officer is revolving around how the said liability was non-genuine, non-existing and hence, it is to be taxed u/s. 41(1) of the Act. There are no other reasons given by the Assessing Officer for making the said addition. The Ld. CIT(A) has deleted the addition by holding that Sec. 41(1) is not applicable. At the same time the Ld. CIT(A) has further observed that in the subsequent year i.e. F.Y. 2006-07 relevant to A.Y. 2007-08 M/s. Madhya Bharat International Pvt. Ltd. has credited the profit to the extent of Rs.1,05,43,000/- to the account of the assessee on account of transaction carried out by it for the assessee firm. The balance amount of Rs.5,22,000/- was paid by M/s. Madhya Bharat International Pvt. Ltd. to the assessee by account payee cheques. The Assessing Officer also assessed the said profit of Rs.1,05,43,000/- in the hands of the assessee in the A.Y. 2007-08. In the background of these facts, Ld. CIT(A) held that the speculation loss of Rs.1,00,21,000/- is to be allowed to the assessee. We find no merit in the grounds taken by the Revenue as in subsequent year M/s. Madhya Bharat International Pvt. Ltd. has credited the profit to the account of the assessee from which the sum of Rs.1,00,21,000/- was deducted and balance amount was paid to the assessee firm. In this circumstances we find that the Ld. CIT(A) has rightly held that the transaction was genuine between the assessee and M/s. Madhya Bharat International Pvt. Ltd. The benefit of the said speculation loss is to be given to the assessee. Accordingly, the grounds taken by the Revenue being Ground No. 2 (a), (b) and (c) are dismissed. In the result, the Revenue's appeal is dismissed.

18. Now, we take up the assessee's appeal for the A.Y. 2006-07 being ITA No. 776/PN/2010. The assessee has taken the following grounds of the appeal:

30

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon
1. The learned CIT(A) erred in treating the loss arising in commodity derivative trading as a speculative business loss without appreciating that this issue could not be touched in this asst.

u/s. 153A and hence, there was no reason to treat the said loss as a speculative business loss as against regular business loss claimed by the assessee.

2. The learned CIT(A) erred in holding that the loss arising on trading in commodity derivatives was a speculative business loss and not regular business loss.

3. The learned CIT(A) ought to have appreciated that the trading in commodity derivatives was part of the regular business activity of the assessee and hence, there was no reason to treat the loss arising from the said activity as a speculative business loss.

4. Without prejudice to Ground Nos. 2 & 3, the assessee submits that the brokerage income earned by the assessee in respect of transactions in commodity derivatives should have been treated as speculative business income and not as regular business income.

5. The assessee submits that the learned CIT(A) ought to have allowed set off of loss of Rs.2,09,31,143/- being incurred in trading in commodity derivatives against the brokerage income earned by the assessee.

19. Ground No. 1 did not press by the Ld. AR. As Ground No. 1 is not pressed by the Ld. AR hence, Ground No. 1 is dismissed as not pressed. So far as Ground Nos. 2, 3 & 4 are concerned the main grievance of the assessee is that the loss incurred through M/s. Madhya Bharat International Pvt. Ltd. towards the transactions in the NBOT is to be treated as non-speculation loss. While deciding the Revenues appeal for A.Y. 2006-07 we have already noted that in grounds the Revenue has conceded that the action of the Assessing Officer treating the amount of Rs.1,00,21,000/- u/s. 41(1) of the Act as a cessation of the liability was not justified. The facts pertaining to the issue are already discussed while deciding the identical issue in the Revenue's appeal. Now the assessee has taken a plea that this particular loss cannot be treated as a speculative loss within the meaning of Sec. 43(5) of the Income-tax Act. Section 43(5) of the Act reads as under:

31

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon Sec. 43(5) - speculative transaction means a transaction in which a contract for the purchase or sale of any commodity, including stocks and shares, is periodically or ultimately settled otherwise than by the actual delivery or transfer of the commodity or scrips:
Provided that for the purposes of this clause--
(a) a contract in respect of raw materials or merchandise entered into by a person in the course of his manufacturing or merchanting business to guard against loss through future price fluctuations in respect of his contracts for actual delivery of goods manufactured by him or merchandise sold by him; or
(b) a contract in respect of stocks and shares entered into by a dealer or investor therein to guard against loss in his holdings of stocks and shares through price fluctuations;

or

(c) a contract entered into by a member of a forward market or a stock exchange in the course of any transaction in the nature of jobbing or arbitrage to guard against loss which may arise in the ordinary course of his business as such member; [or] [(d) an eligible transaction in respect of trading in derivatives referred to in clause [(ac)] of section 2 of the Securities Contracts (Regulation) Act, 1956 (42 of 1956) carried out in a recognised stock exchange;] shall not be deemed to be a speculative transaction;

[Explanation - .......................................

20. Nothing is there on record to show that the transactions were settled by the assessee on actual delivery. No evidence was also placed before the Ld. CIT(A) nor before us. We, therefore, constraint to hold that loss incurred in the oil trading through M/s. Madhya Bharat International Pvt. Ltd. in the NBOT is a speculative loss within the meaning of Sec. 43(5). Accordingly, Ground Nos. 2, 3 & 4 are dismissed.

21. The next issue is in respect of loss of Rs.2,09,31,143/- which is incurred in trading in commodity derivatives. Now the assessee has taken a plea that said loss may set off against the brokerage income 32 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon earned by the assessee. The Ld. CIT(A) has discussed this issue in Para Nos. 7.1, 7.2 and 7.3 are as under:

"7.1 It is noticed that the appellant firm has claimed loss in respect of commodities derivatives transactions by debiting the same in the profit & loss account. The said loss is speculation loss and hence cannot be set-off against brokerage income which is regular business income earned by the appellant firm. The A.O. has considered and correctly decided the issue in Para 5 of the assessment order for A.Y. 2006-07 as under:
"On going through the P & L Account of the assessee, it is seen that the assessee has debited an amount of Rs.2,09,31,143/- on account of losses in commodities trading. The losses incurred in commodities trading are clearly speculative in nature as defined u/s. 43(5) of the I.T. Act, 1961. These cannot be claimed as business loss. Only the eligible transactions as specified under proviso (d) below S. 43(5) are not treated as speculative by the deeming fiction under the Act. The 'eligible transaction' and 'recognized stock exchange' is defined under Explanation (i) and (ii) below the S. 43(5) of the Act. The transactions on commodities market are not covered by the exceptions and hence are held to be speculative in nature. The losses of Rs.2,09,31,143/- are, therefore, held to be speculative in nature."

7.2 As the A.O. has assessed the speculation income of Rs.40,16,93,630/- of the clients of the appellant firm in the hands of the appellant, the speculation loss of Rs.2,09,31,143/- was set- off against the said income. As the addition on account of speculation income of the clients amounting to Rs.40,16,93,630/- is deleted, the A.O. is directed to disallow the said speculation loss of Rs.2,09,31,143/- claimed by the appellant as deduction from brokerage income. The A.O. is directed to allow the said speculation loss to be carried forward. The contention of the appellant in this regard that the brokerage income earned in respect of the transactions in commodity derivatives is of exactly similar nature of income earned from transactions in commodity derivatives is incorrect as the brokerage income earned is regular business income as no speculation is involved in brokerage income and the brokerage is charged at fixed percentage. The other contention of the appellant that its Chartered Accountant Mr. Arvind Agrawal and its Tax Consultant/Advocate were of the view that such set-off is allowable and hence prepared and filed return of income accordingly, is of no relevance as the provisions of the Income-tax Act are to be followed.

7.3 In view of the above facts and discussion, the A.O. is directed to disallow the speculation loss of Rs.2,09,31,143/- and Rs.55,62,201/- claimed by the appellant as deductible from brokerage income of A.Ys 2006-2007 and 2007-2008 respectively. The Ground No.3 for the A.Y. 2006-2007 and Ground No. 2 for A.Y. 2007-2008 therefore stand dismissed."

33

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

22. We have heard the parties. We find that the speculation loss of Rs.2,09,31,143/- cannot be set off against the regular business set off as per the provisions of Sec. 73(1) of the Income-tax Act. In our opinion there is no merit in the Ground No. 5. Accordingly, Ground No. 5 taken by the assessee is dismissed.

23. Now, we take up the Revenue's appeal for the A.Y. 2007-08 being ITA No. 860/PN/2010. The Revenue has taken the following grounds:

1. (a) Whether on the facts and the circumstances of the case and in law, the Ld. CIT(A) was justified in deleting the speculation losses of Rs.40,97,718/- which was treated as assessee's loss and not of the assessee's clients.

(b) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that the transactions claimed to have been done on behalf of purported clients was not legally permissible, as the assessee was neither broker or sub-broker of such clients and, therefore erred in deleting the addition on a/c of speculation loss of Rs.40,97,718/-.

(c) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that there was no client agreement, KYC details, broker's note with purported clients and, therefore, erred in deleting the addition on a/c of speculation loss of Rs.40,97,718/-.

24. In respect of the A.Y. 2007-08 the profit of the assessee's clients was brought to tax of Rs.40,97,718/-, treating the same as income of the assessee. The details of the return of income and addition made and income assessed by the Assessing Officer for the above assessment can be summarized as under:

ASSESSEMNT YEAR 2007-08:
Income returned (as considered by A.O.) Rs.3,42,672/- (Net profit as per P & L A/C Rs.2,43,717 + disallowance u/s. 40(a)(ia) Rs.98,960/- = Rs.3,42,677/-) Add: Speculation loss claimed as expenditure/ 34 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon Business loss allowed to be carried forward. Rs.55,62,201/-
Total income assessed Rs.59,04,873/-
Net speculation loss allowed to be carried forward Net loss earned by the clients (-) Rs.40,97,718/- (Profit Rs.71,35,357/- - Loss Rs.1,12,33,075/-) Add: Speculation loss incurred by the appellant (-) Rs.55,62,201/-
                                                       Total                    (-) Rs.96,59,919/-
                                                                                -------------------------
                                                                                -------------------------


24.1 We have heard the parties. The AO declined to accept the plea of the assessee that the assessee has carried out the transactions as a sub-broker on behalf of his clients in the NCDEX and brought to tax the entire income in the A.Y. 2006-07 in the hands of the assessee.

Same way in the A.Y. 2007-08, the AO has also declined to accept that the said loss ( i.e. Rs.40,97,718 (1,12,33075 - losses - 71,35,357) does not represent the speculation loss of the assessee and he accordingly allowed the said loss in the hands of the assessee to be carried forward to the subsequent years. The reasons given by the AO in the A.Y. 2007-08 are verbatim is in the A.Y. 2006-07 for bringing to tax the entire profits of the assessee's clients on the transactions carried out in the NCDEX. Hence, we, following our reasons in the A.Y. 2006-07 uphold the order of the Ld.CIT(A) holding that the said loss cannot be treated as assessee's loss. Accordingly, the respective grounds raised by the Revenue are dismissed. In the result, Revenue's appeal for the A.Y. 2007-08 is dismissed.

25. Now, we take up the assessee's appeal for the A.Y. 2007-08 being ITA No. 777/PN/2010. The assessee has taken the following grounds:

35

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon
1. The learned CIT(A) erred in treating the loss arising in commodity derivative trading as a speculative business loss without appreciating that this issue could not be touched in this asst.

u/s. 153A and hence, there was no reason to treat the said loss as a speculative business loss as against regular business loss claimed by the assessee.

2. The learned CIT(A) erred in holding that the loss arising on trading in commodity derivatives was a speculative business loss and not regular business loss.

3. The learned CIT(A) ought to have appreciated that the trading in commodity derivatives was part of the regular business activity of the assessee and hence, there was no reason to treat the loss arising from the said activity as a speculative business loss.

4. Without prejudice to Ground Nos. 2 & 3, the assessee submits that the brokerage income earned by the assessee in respect of transactions in commodity derivatives should have been treated as speculative business income and not as regular business income.

5. The assessee submits that the learned CIT(A) ought to have allowed set off of loss of Rs.55,62,201/- being incurred in trading in commodity derivatives against the brokerage income earned by the assessee.

26. Ground No. 1 is not pressed by the Ld. AR. As Ground No. 1 is not pressed by the Ld. AR hence, Ground No. 1 is dismissed as not pressed. So far as Ground Nos. 2, 3 & 4 are concerned the contention of the assessee is that the loss incurred in trading in commodity derivatives cannot be treated as speculative business loss. We have decided an identical issue in the assessee's own case in the A.Y. 2006-

07. Following our reasons we confirm the order of the Ld. CIT(A) in this year also. We dismiss the Ground Nos. 2, 3 & 4.

27. In Ground No. 5 the assessee has pleaded for allowing the set off of losses of Rs.55,62,201/- which were incurred in trading in commodity derivatives, against the brokerage income earned by the assessee. The identical contention has been taken in the A.Y. 2006- 07 and this issue is decided against the assessee. As the facts are identical in this year, we hold that as per the provisions of 73(1) of the Act the speculative loss in the commodity derivatives cannot be set off 36 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon against the regular business income but same can be carry forward and set off against the speculative business profit. Accordingly, Ground No. 5 is also dismissed. In the result, the assessee appeal is dismissed.

28. Now we, take up the appeals of M/s. Sahayog Commodities (Old) being ITA Nos. 857 & 858/PN/2010 for the A.Ys. 2005-06 and 2006-07. This is the old firm of M/s. Sahayog Commodities (New) which details are already discussed in this order. The Revenue has taken the following grounds in the A.Y. 2005-06 are as under:

1. (a) Whether on the facts and the circumstances of the case and in law, the Ld. CIT(A) was justified in deleting the addition of Rs.38,44,218/- by treating income as earned by clients of the assessee and not by the assessee?

(b) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that the transactions claimed to have been done on behalf of purported clients was not legally permissible, as the assessee was neither broker or sub-broker of such clients and, therefore erred in deleting the addition of Rs.38,44,218/-.

(c) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that there was no client agreement, KYC details, broker's note with purported clients and, therefore, erred in deleting the addition of Rs.38,44,218/-.

29. The Revenue has taken the following grounds in the A.Y. 2006- 07 are as under:

1. (a) Whether on the facts and the circumstances of the case and in law, the Ld. CIT(A) was justified in deleting the addition of Rs.60,30,320/- by treating income as earned by clients of the assessee and not by the assessee?

(b) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that the transactions claimed to have been done on behalf of purported clients was not legally permissible, as the assessee was neither broker or sub-broker of such clients and, therefore erred in deleting the addition of Rs.60,30,320/-.

37

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

(c) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that there was no client agreement, KYC details, broker's note with purported clients and, therefore, erred in deleting the addition of Rs.60,30,320/-.

30. In this case, on the basis of search and seizure action against the assessee firm on 22-11-2007 u/s. 132 of the Act, the Assessing Officer has passed the assessment orders for the A.Ys. 2005-06 and 2006-07 u/s. 143(3) r.w.s. 153A of the Act. The details of the income return and income assessed by the Assessing Officer in the above mentioned two years are as under:

ASSESSEMNT YEAR 2005-06:
Income returned as per net profit as per profit & loss account Rs.55,528/-
Add: Net income earned by the clients (Profit Rs.49,53,716 - Loss Rs.11,09,498) Rs.38,44,218/-
Total income assessed Rs.38,99,746/-
--------------------------
--------------------------
ASSESSEMNT YEAR 2006-07:
Income returned as per net profit as per profit & loss account Rs.9,615/-
Add: Net income earned by the clients (Profit Rs.88,45,548 - Loss Rs.28,15,228) Rs.60,30,320/-
Total income assessed Rs.60,39,935/-
--------------------------
--------------------------
31. The facts which are revealed from the records as under. The assessee firm was engaged in the business of brokerage and NCDEX trading. In respect of A.Y. 2005-06 it was revealed during the course of the search & seizure action that the assessee has entered into the transactions in the commodities trading on behalf of 34 clients and 30 clients in the A.Y. 2006-07 which resulted into to the profits to the 38 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon extent of Rs.38,44,218/- and Rs.60,30,320/- in the A.Ys. 2005-06 and 2006-07 respectively. Otherwise the facts pertaining to the issue are identical as in the case of M/s. Sahayog Commodities (New). The Assessing Officer held that the profit earned by the clients amounting to Rs.49,53,716/- and Rs.88,45,548/- in the A.Ys. 2005-06 and 2006-07 respectively and also the losses incurred by the clients amounting to Rs.11,09,498/- and Rs.28,15,228/- for the A.Ys. 2005- 06 and 2006-07 respectively, were earned and incurred by the assessee itself. For the coming to the said conclusion the reasons given by the Assessing Officer are summarized as under:
i. The transactions entered into by the appellant on behalf of its clients are not permissible in view of provisions of Sections 15 and 11(3) of the Forward Contract Regulation Act, 1952. The appellant has carried out transactions under 4 brokers, which is not permissible.
ii. There were no written contracts with the clients, 80% information of the clients was not available at the time of action u/s. 132 of the Act, no details of clients, their orders etc. is available on NCDEX software/CD.
iii. The clients of the appellant have earned substantial income in respect of transactions done by the appellant firm on their behalf however, the said clients have set-off this profit against losses claimed from other brokers and hence avoided payment of taxes. Further, the 11 clients have filed revised returns for offering profits received from the appellant firm.
iv. Stamp duty for the transactions entered into by the appellant firm with M/s. A.M. Futures was borne by the appellant firm and not by the clients hence the transactions are only between M/s. A.M. Futures and the appellant firm.
v. The appellant has not collected any margin money from the so called clients.
vi. No commission or brokerage was charged by the appellant from its clients and the bills issued by the appellant to its clients show that no commission was charged to them.
vii. No leading evidence was filed to prove that the transactions entered into by the appellant were on behalf of his clients.
32. On the perusal of the assessment orders in both the assessment years in this case, it is seen that the entire facts and reasons given by the Assessing Officer are verbatim as in the case of 39 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon M/s. Sahayog Commodities (New) hence, for avoiding the repetition of the facts and reasons we preferred to go with the order of the Ld. CIT(A). The addition made by the Assessing Officer of Rs.38,99,746/-

and Rs.60,30,320/- in the A.Ys. 2005-06 and 2006-07 respectively are only after the reducing the losses of Rs.11,09,498/- and Rs.28,15,228/- in the A.Ys. 2005-06 and 2006-07 respectively. When the matter reached before the Ld. CIT(A) the Ld. CIT(A) held that the transactions are genuine and net profits of the clients of the assessee firm amounting to Rs.38,44,218/- and 60,30,320/- cannot be brought to tax in the hands of the assessee firm. The reasons and findings given by the Ld. CIT(A) are as under:

"6. I have carefully considered the assessment orders of the A.O. and the submissions of the appellant. The main contention raised by the A.O. is that the transactions in commodities derivatives undertaken by the appellant for its clients are not permissible u/s.15 and u/s. 11(3) of Forward Contract Regulation Act, 1952. The appellant has also agreed that it cannot act as broker or sub-broker for entering into transactions of trading in commodities derivatives in view of the provisions of aforesaid Sections of Forward Contract Regulation Act, 1952. The appellant has rightly claimed in this regard that even if the business carried-out by the appellant is not permissible then also only the net income from the said business is to be taxed in the hands of the appellant. The appellant has carried-out the transaction on behalf of the clients and has earned substantial brokerage income which is offered to tax by crediting the same to the profit & loss account. Therefore this contention raised by the A.O. is rejected. 6.1 The contention of the A.O. is that the information about the clients was not available with the appellant at the time of search action. However, it is observed that during the course of assessment proceedings the appellant has filed confirmations with addresses, Permanent Account Numbers, copies of returns of income and computations of the clients and the Investigation Wing has also verified the clients independently. Further, the details of transactions entered into on behalf of the clients with time and date of execution of the transactions are also available on the record of the appellant.
6.2 As regards the contention of the A.O. that the said clients have set-off the profit earned on the transactions carried-out by the appellant by claiming losses in respect of other transactions and avoided Income-tax payment is also not acceptable as the A.O. has not proved that the losses claimed against the income by the clients are bogus. In fact, many of the clients were assessed by the Assessing Officers at Nashik and Jalgaon. The A.O. have not disallowed such losses claimed by the said assessees and such losses have not been held to be non-genuine. The appellant 40 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon has also pointed-out that many clients have declared the speculation profit which is equal to or more than profit earned on the transactions carried-out by the appellant firm on their behalf or have declared substantial speculation profit in the returns of income filed by them. As regards the contention of the A.O. that the stamp duty for the transactions in commodity derivatives was borne by the appellant firm and not by the clients, the appellant has pointed-out that stamp duty in respect of the transactions entered into on behalf of the clients was recovered from the clients and credited to stamp duty account. As regards the contention of the A.O. that the appellant has not collected any margin money from its clients, the appellant has pointed-out that it has in fact collected margin money and also submitted that maximum balance of margin money paid by it to M/s. A.M. Futures in respect of transactions on behalf of clients was less than maximum credit balance of clients with the appellant firm. 6.3 As regards the contention of the A.O. that no commission or brokerage was charged by the appellant from its clients, the appellant has pointed-out that it has earned substantial net brokerage of Rs.3,46,005/- and Rs.9,20,061/- in A.Ys. 2005- 2006 and 2006-2007 respectively and the same is credited to the profit and loss accounts of the respective years. 6.4 In support of the transactions entered into on behalf of the clients, the appellant has filed affidavits with the A.O. in respect of major clients. Independent verification was made by Investigation Wing by issuing summons/notices to the clients and the clients have confirmed the transactions done by the appellant on their behalf.
6.5 The appellant has correctly pointed-out that the presumption u/s. 132(4A) of the Act supports the contention of the appellant as each transaction entered into on behalf of client was available on record with date and time of execution in computerized data at the time of action u/s.132 of the Act. 6.6 Further no documents, notings or papers were found during search action showing that any of the clients have provided accommodation entries to the appellant firm to reduce its profit. During the course of search action, no notings or evidence showing that the profit paid to clients by account payee cheques was received back by the appellant firm in cash. During the course of search or in post search enquiries or in assessment proceedings, the destination of the alleged suppressed income of Rs.99 lacs was not found in the form of unexplained expenditure, asset or investment.
6.7 It is also claimed that the income of the clients of the appellant is assessed by the Department in their respective hands. Therefore, the same income is taxed by the Department in the hands of the appellant and also in the hands of the said clients of the appellant. This amounts to double taxation of the same income which is not permissible as per provisions of the Income-tax Act as laid down by Hon'ble Supreme Court in the case of Lalji Haridas Vs. ITO & Anr. 43 ITR 387.
6.8 In view of the above facts and discussion, I am of the considered view that the A.O. is not justified in assessing the net income earned by the clients of the appellant firm amounting to Rs.38,44,218/- and Rs.60,30,320/- in the hands of the appellant firm in A.Ys 2005-2006 and 2006-2007 respectively and the same 41 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon is deleted. The A.O. is directed accordingly. Ground No. 1 for the A.Ys 2005-2006 and 2006-2007 stands allowed."

Now, the Revenue is in appeal before us.

33. The Ld. Counsel submits that his argument in the case of M/s. Sahayog Commodities (New) may be treated as his argument in this case as the facts are identical. He submits that the only reservation of the Assessing Officer is that the assessee was not legally permitted u/s. 15 and 11(3) of Forward Contract (Regulation) Act, 1952 to carry out the transactions commodities derivatives in the NCDEX on behalf of any parties. He submits that all the parties in this case for both the assessment years have confirmed and also declared the profits earned by them and the assessee has merely charged the brokerage which has already been disclosed by the assessee. He argues that the Ld. CIT(A) has rightly deleted the addition. The Ld. DR on the other hand submits that his argument in the case of M/s. Sahayog Commodities (New) may be treated as argument in this case.

34. We find that the assessee firm has entered into a transaction in the commodities derivatives in NCDEX on behalf of his 34 clients in the A.Y. 2005-06 and 60 clients in the A.Y. 2006-07 respectively. In this year there are profits as well as losses. The facts are verbatim as in the case of M/s. Sahayog Commodities (New) which appeals have been already decided in this order itself. It is also not denied by the assessee that he was not member of the NCDEX and he has carried out the transactions in the commodities derivatives through M/s. A.M. Future and other members of NCDEX. As the facts are identical and all the clients of the assessee, they have admitted & declared their profits in the returns of income. We, therefore, following our reasons in the case of M/s. Sahayog Commodities (New) confirm the order of the Ld. CIT(A) in this case also in both the assessment years 42 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon and grounds taken by the Revenue are dismissed. In the result, the Revenue's appeals are dismissed.

35. Now, we take up the appeals of M/s. Shanti Commodities being ITA Nos. 786, 787, 855 & 856/PN/2010 which are the cross appeals by the assessee as well as the Revenue. We first taken the appeal filed by the Revenue for the A.Ys. 2006-07 being ITA No. 855/PN/2010. The Revenue has taken the following grounds in the A.Y. 2006-07:

1.(a) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that transaction resulting in speculation loss of Rs.3,02,38,100/- done through Madhya Bharat International (I) Ltd., was not legally permissible transaction and, therefore, the AO has rightly disallowed the bogus speculation loss of Rs.3,02,38,100/-, though the AO has wrongly made addition u/s 41(1) in the assessment order.

(b) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate the fact that Madhay Bharat International (I) Ltd., carried out the transactions on its own account & never acted as broker or sub-broker of the assessee & losses incurred by Madhya Bharat International (I) Ltd. were subsequently transferred to the assessee by way of mere entries hence losses are not genuine losses.

(c) On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate the fact that the assessee had failed to produce contract notes, bills, proof of payment of margin money signed copy of agreement etc. which shows that losses of Rs.3,02,38,100/- are not genuine losses and merely represents book entries not supported by genuine transaction and hence losses need to be ignored.

(d) On the facts and the circumstances of the case and in law, the Ld. CIT(A) erred in allowing speculation loss of Rs.8,10,620/- which merely represents book entry not supported by genuine transaction.

36. There are two issues in this appeal. The first issue is the speculation loss of Rs.3,02,38,100/- which is in respect of transactions done through Madhya Bharat International (I) Ltd. The Assessing Officer has made the addition u/s. 41(1) treating the same as income of the assessee. As per the grounds taken by the Revenue, 43 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon it is conceded in the ground itself, i.e. (1)(a), that the Assessing Officer has wrongly made the addition u/s. 41(1). But the grievance of the Revenue is that Ld. CIT(A) should not have allowed the said losses as the assessee's speculation loss. This is also one of the group concerns in Sahayog Group. In consequence of the search and seizure action u/s. 132 of the Act conducted on Sahayog Group of Jalgaon on 22-11-2007, the assessment in this case was also completed u/s. 143(3) r.w.s. 153A of the Act. The details of income return, addition made, income assessed by the Assessing Officer of the above mentioned years are as under:

ASSESSEMNT YEAR 2006-07:
Income returned as per net profit of audited profit & loss account Rs.1,77,69,495/-
Add: Net income earned from trading in Commodities derivatives Rs.1,03,07,731/- Add: Speculation loss in respect of transaction of
a) Madhya Bharat International Pvt.
Ltd. [u/s.41(1)]                                    Rs.3,02,38,100/-
b) Pawankumar Laddha [u/s. 41(1)]                     Rs.14,32,020/-
Less: Speculation income considered
separately (-)                                      Rs.1,03,07,731/-
Total income assessed                                Rs.4,94,39,615/-
                                                   -----------------------
                                                   -----------------------



37. The assessee firm has entered into oil derivatives transactions in NBOT, Indore through M/s. Madhya Bharat International (I) Ltd.

which is card holder of NBOT. The assessee incurred the speculation loss of Rs.3,02,38,100/- in respect of the transactions carried out by the M/s. Madhya Bharat International (I) Ltd. for the assessee. In the reasons given in the assessment orders which are also verbatim as in the case of M/s. Sahayog Commodities, the Assessing Officer treated the said loss as non-genuine on the following reasons:

i. Evidence of the transactions entered into by M/s. Madhya Bharat International (I) Ltd. for the appellant is not produced.
ii. No margin money was paid in respect of the transactions.
44
ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon iii. The entry of loss was passed by the appellant at the year end. iv. The transactions were entered into by M/s. Madhya Bharat International (I) Ltd. and transferred the same to the appellant firm.
  v.    The loss is not actual loss but mere book entry.
 vi.    As per bylaws of NBOT all the non-member clients are required to
be registered with NBOT, before doing that they have to enter into agreement for transacting business at NBOT with proper KYC details required to be maintained by brokers. The assessee was not a registered on-member client of M/s. Madhya Bharat International (I) Ltd.
vii. No brokerage has been charged from the assessee. viii. The conditions mentioned in specimen copy of agreement executed by M/s. Madhya Bharat International (I) Ltd. with its clients are not fulfilled.
ix. The liability shown by the assessee as payable to M/s. Madhya Bharat International (I) Ltd. is in fact not payable and the same is liable to be taxed u/s. 41(1) of the Act as cessation of liability.
38. The Assessing Officer treated the outstanding amount claimed to be payable on 31-03-2006 to M/s. Madhya Bharat International (I) Ltd. of Rs.3,02,38,100/- as not payable and brought the same to tax u/s. 41(1) of the Act, as cessation of liability. When the matter reached before the Ld. CIT(A), Ld. CIT(A) held that the Assessing Officer was not justified in invoking provisions of Sec. 41(1) of the Act.

The finding of Ld.CIT(A) on invoking provisions of section 41(1) has been accepted by the Revenue in Gr.No.1(a).

39. Now the only grievance of the Revenue is that the transactions resulting in speculation loss of Rs.3,02,38,100/- done through M/s. Madhya Bharat International (I) Ltd. were not legal transaction hence, on this reason the Ld. CIT(A) should have confirmed the order of the Assessing Officer on disallowance of the speculation losses. In our opinion there is no merit in the grounds taken by the Revenue. There was no evidence to show that the said loss was not genuine loss and it was the loss of M/s. Madhya Bharat International (I) Ltd. The said amount was paid by M/s. Madhya Bharat International (I) Ltd. by 45 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon cross account payee cheques in next financial year i.e. F.Y. 2006-07 relevant to A.Y. 2007-08 which details are also given in impugned order of Ld.CIT(A) on Page No. 6. When the M/s. Madhya Bharat International (I) Ltd. has paid the amount due to the assessee, it cannot be said that the transactions are bogus and non-genuine. We, accordingly, dismiss Ground Nos. 1 (a), (b), and (c).

40. Ground No. 1(d) is in respect of speculation loss of Rs.8,10,620/-. The Assessing Officer has observed that the assessee has registered itself as a client under M/s. Pawankumar Laddha, Member of the NBOT and made losses of Rs.14.32 Lacs during the same period. As per the Inspection Report of M/s. Hari Bhakti & Co., the assessee firm has done trading transactions with Pawankumar Laddha much before its existence as a partnership firm and has set off its losses against NCDEX profit at the end of the year. The Assessing Officer, therefore, proceeded to disallow the loss claimed by the assessee of Rs.14.32 Lacs. The assessee explained to the Assessing Officer that the partners of the assessee firm have orally decided to start the business from 01-04-2005 and hence, entered into trade transaction of NBOT through M/s. Pawankumar Laddha of Indore. Consequently the firm has made the payment of Rs.14.32 Lacs to Pawankumar Laddha by account payee cheques. The Assessing Officer was not convinced with the explanation of the assessee. In his opinion, as observed by him, the assessee company came into existence in February, 2006 whereas trading transactions through M/s. Pawankumar Laddha were between 12-08-2005 to 23-12-2005. The Assessing Officer rejected the contention of the assessee and treated the loss incurred by the assessee of Rs.14.32 Lacs as non- genuine in nature and brought to tax the same u/s. 41(1) of the Act. When the matter reached before the Ld. CIT(A), the Ld. CIT(A) held 46 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon that the action of the Assessing Officer treating the said loss u/s. 41(1) was not justified. The assessee also pleaded before the Ld. CIT(A) that the partnership deed of the assessee firm was entered into on 31-10- 2005 and not the February, 2006 as stated by the Assessing Officer in the assessment order. The assessee also filed the copy of the partnership deed before the Ld. CIT(A). The amount outstanding towards loss was paid by cross account payee cheques bearing No. 97 dated 03-10-2006. The orders were placed with M/s. Pawankumar Laddha in the name of the firm M/s. Shanti Commodities and the bills issued by M/s. Pawankumar Laddha were also in the name of M/s. Shanti Commodities. It was also contended that even though some transactions were entered into prior to the date of partnership deed i.e. before 31-10-2002, but same were entered into by the partners on behalf of the firm. On the observation of the Assessing Officer that loss was incurred prior to the existence of the assessee firm, Ld. CIT(A) has noted that partnership deed is dated 31-10-2005 and the firm commenced it's business from 01-11-2005. He further observed that the bills of M/s.Pawankumar Laddha shows that in respect of the two transactions, the loss amounting to Rs.4,44,300/- and Rs.1,77,100/- was incurred prior to 1st day of November, 2005. He held that the said loss amounting to Rs.6,21,400/- was incurred prior to the existence of the firm and hence, cannot be allowed. As per the bills of M/s.Pawankumar Laddha it is also noticed in respect of two transactions that the loss amounting to Rs.3,92,900/- and Rs.4,17,720/- was incurred after 30/10/2005 i.e. after the date of commencement of business of partnership of the appeal firm. The Ld. CIT(A) allowed the losses of Rs.8,10,620/- which was in respect of transactions after 31-10-2005 and gave the part relief to the assessee firm.

47

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

41. We have heard the parties. Admittedly in the present case the Ld. CIT(A) has only considered the losses incurred in the transactions after the business of the assessee firm was commenced on the execution of deed of partnership. We find no merit in the grounds taken by the Revenue. Accordingly, Ground No. 1(d) is dismissed. In the result, the Revenue's appeal is dismissed.

42. Now, we take up the Revenue's appeal being ITA No. 856/PN/2010 for the A.Y. 2007-08. The Revenue has taken the only ground in the appeal is as under:

1. On the facts and the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that penalty levied was penal in nature of infraction of law and, therefore, the Ld. CIT(A) erred in deleting the addition of Rs.9,44,552/-.

43. The facts pertaining to the issue are as under. The Assessing Officer has observed that during the course of search, instances of violations of various legislation were found. On the verification of record it was noticed by the Assessing Officer that the assessee has been charged the penalties of Rs.4,06,079/- and Rs.5,38,473/- on 21- 03-2007. On the basis of narrations in the accounts of the assessee, the Assessing Officer came to the conclusion that those penalties have been charged for open interest position violations laid down by the forward market commission. The Assessing Officer, accordingly, disallowed the said expenditure under the explanation below u/s. 37(1) of the Act and made the addition to the extent of Rs.9,44,552/-. The Ld. CIT(A) deleted the addition made by the Assessing Officer by disallowing the expenses towards the penalties paid by the assessee. Now, the Revenue is in appeal before us.

48

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

44. We have heard the parties and perused the record. It is seen that the forward market commission (FMC) lays down limit of the quantity to be traded by each party and if transaction of any party exceeds the said limit then amount at certain percentage of the value of commodity traded is charged. The said charges are treated as a penalty to regularise the transaction. The Ld. CIT(A) relied on the decision in the case of Prakash Cotton Mills P. Ltd. Vs. CIT 201 ITR 684 (SC). We agree with the finding of Ld. CIT(A) that the said penalty levied which is in the nature of civil liability and similar to the nature of compounding fees. It is not for something charged for serious violation of provisions of law but these are the routine procedural violations. In our opinion the Ld. CIT(A) has rightly deleted the addition. We, accordingly, confirm the order of the Ld. CIT(A) and ground taken by the Revenue is dismissed.

45. Now, we take up the assessee's appeal being ITA No. 786/PN/2010 for the A.Y. 2006-07. In this case the assessee has taken Ground No. 3 raising the plea that when the assessment is framed u/sec. 153A of the Act, the Assessing Officer cannot decide the nature of the income. Ground No. 3 is not pressed by the Ld. AR. As Ground No. 3 is not pressed by the Ld. AR hence, Ground No. 3 is dismissed as not pressed. Ground Nos. 1, 2, 4, 5 & 6 are in respect of one issue that is the disallowance of the loss of Rs.6,21,400/- in respect of transactions carried out through M/s.Pawankumar Laddha. The Assessing Officer has observed that the assessee has registered itself as a client of M/s.Pawankumar Laddha which is a member of the NBOT and incurred the losses of Rs.14.32 Lacs. As observed by the Assessing Officer the said losses are incurred by the assessee prior to the constitution of the partnership firm and hence, the said losses cannot be allowed to be set off against the income from the NCDEX. 49

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon The assessee stated that the partners of the assessee firm have orally decided to start the business from 01-04-2005 and hence, entered into trade transaction of NBOT with Pawankumar Laddha of Indore. As per the oral agreement, the assessee firm has made the payment of Rs.14.32 Lacs to M/s. Pawankumar Laddha by account payee cheques. The Assessing Officer disallowed the loss incurred by the assessee on the reason that the assessee firm has come into existence in February, 2006 whereas the loss was incurred in the trading through M/s. Pawankumar Laddha between 12-08-2005 to 23-12- 2005. The Assessing Officer disallowed the entire loss and treated the same as income of the assessee firm u/s. 41(1) of the Act. So far as the action of the Assessing Officer treating the said loss as an income of the assessee u/s. 41(1), Ld. CIT(A) reversed the finding of the Assessing Officer and held that the Assessing Officer was not justified to bring to tax the same of Rs.14,32,20/- u/s. 41(1) of the Act. The revenue has not challenged said finding of Ld. CIT(A) and hence, it has reached the finality. So far as the second approach of the Assessing Officer that the said loss was incurred prior to the constitution of the assessee firm and hence, the said loss cannot be allowed to be set off against the income of the assessee firm, the CIT(A) has observed that the partnership deed of the firm is dated 31-10-2005 and the assessee firm commenced business on 01-11-2005. The bills of M/s. Pawankumar Laddha showed that in respect of two transactions the loss amounting to Rs.4,44,300/- and Rs.1,77,100/- was incurred prior to the 01-11-2005. The Ld. CIT(A), therefore, disallowed the loss of Rs.6,21,400/- but allowed the loss to the extent of Rs.8,10,620/- which was incurred after 31-10-2005. Now, the assessee has raised the grievance before us against the finding of Ld.CIT(A), partly not allowing claim of loss.

50

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

46. The contention of the assessee is that the Ld. CIT(A) was not justified in restricting the loss to the extent of Rs.8,10,620/-. In our opinion there is no substance in the argument of the assessee. Admittedly the said loss was incurred prior to the formation of the assessee firm. So far as second plea is concerned that the said loss was incurred during the regular course of the business and hence, same cannot be treated as a speculation loss and same is to be set off against the brokerage income. We are unable to accept the said plea also. An identical issue has been decided by us in ITA No. 776/PN/2010. As the facts are identical in this case also as admittedly there is no delivery of the goods and transactions were settled without delivery. We, therefore, following our reasons on this issue in ITA No. 776/PN/2010, we dismiss all the relevant grounds and confirm the finding of the Ld. CIT(A).

46.1 The next issue is the claim of 5,00,000/- which is disallowed as a capital expenditure. The Ld. Counsel submits that if it is treated as a capital expenditure then the depreciation may be allowed as held by the Hon'ble Supreme Court in the case of CIT Vs. Techno Shares & Stocks Ltd. & Ors. 327 ITR 323 (SC). We find that the assessee plea is covered by the decision of the Hon'ble Supreme Court in the case of CIT Vs. Techno Shares & Stocks Ltd. & Ors. (supra). We, accordingly, direct the Assessing Officer to allow the depreciation to the assessee u/s. 32(1)(ii) of the Income-tax Act. Accordingly, Ground Nos. 7 and 8 are dismissed but Ground No. 9 is allowed on the alternate plea. Ground No. 10 is also alternate plea which is also dismissed as the depreciation is allowed. In the result, the assessee's appeal is partly allowed.

51

ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon

47. Now, we take up the assessee's appeal being ITA No. 787/PN/2010 for the A.Y. 2007-08. The Ld. Counsel submits that he is not pressing Ground No. 1. As Ground No. 1 is not pressed the same is dismissed as not pressed. Ground Nos. 2, 3 and 4 are general grounds. Effective ground is Ground No. 5 which is reads as under:

"5.The assessee submits that the learned CIT(A) ought to have allowed set off of loss of Rs.1,09,48,979/- being incurred in trading in commodity derivatives against the brokerage income earned by the assessee."

48. As observed by the Assessing Officer the assessee debited an amount of Rs.1,11,10,895/- on account of losses in NCDEX commodities trading and credited an amount of Rs.1,57,981/- as profit from NCDEX commodity trading and accordingly, claimed the net loss of Rs.1,09,52,914/-. The Assessing Officer held that the said losses incurred in the commodities trading are clearly speculative in nature as defined u/s. 43(5) of the Income-tax Act. The Assessing Officer, therefore, declined to allow the set off of the said loss against the regular business profit. The assessee carried the issue before the Ld. CIT(A). The Ld. CIT(A) declined to interfere with the finding of the Assessing Officer on this issue. He has observed that the Assessing Officer has correctly assessed speculation profit earned in loss incurred by the assessee from trading in commodities derivatives as speculation income in the A.Y. 2006-07 and speculation loss in A.Y. 2007-08 in view of the provisions of Sec. 43(5) of the Act.

49. We have heard the parties. We find no merit in the contention of the assessee. Admittedly the natures of the transactions are without any delivery and settle periodically. We concur with the finding of Ld.CIT(A) that same is a speculation loss within the meaning of Sec. 43(5) of the Act. Nothing has been also placed before us to controvert the finding of the Ld. CIT(A). Once it is held as a speculation loss as 52 ITA Nos. 855, 856, 857, 858, 859, 860, 776, 777, 786 & 787/PN/2010, Sahayog Commodities & Ors., Jalgaon per the provisions of Sec. 73(1) of the Income-tax Act the said speculation loss can only be set off against the speculation profit. We, accordingly, dismiss the ground taken by the assessee. In the result, the assessee's appeal is dismissed.

50. In the result :

a) Revenue's appeals being ITA Nos. 855, 856, 857, 858, 859 & 860/PN/2010 are dismissed.
b) Assessee's appeals being ITA Nos. 776, 777 & 787/PN/2010 are also dismissed and Assessee's appeal being ITA No. 786/PN/2010 is partly allowed.
             Pronounced in the open Court on                                     28 -11-2014



          Sd/-                                                                              Sd/-
    (G.S. PANNU)                                                                    (R.S. PADVEKAR)
ACCOUNTANT MEMBER                                                                  JUDICIAL MEMBER

Pune, Dated: 28th November, 2014
RK/PS


Copy to

1     Assessee
2     Department
3     The CIT(A)-I, Nashik
4     The CIT(Central), Nagpur
5     The DR, ITAT, "B" Bench, Pune.
6     Guard file.



                                                                            By Order

// True Copy //

                                                               Assistant Registrar
                                                          Income Tax Appellate Tribunal
                                                                   Pune