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 38, Cited by 0]

Income Tax Appellate Tribunal - Lucknow

M/S. Keymen Laminators Private ... vs Deputy Commissioner Of Income Tax, ... on 2 November, 2021

                                                 I.T.(SS)A. No.78/Lkw/2019
                                                                           1
                                                   Assessment Year:2014-15


             IN THE INCOME TAX APPELLATE TRIBUNAL
                  LUCKNOW BENCH 'B', LUCKNOW

                    (THROUGH VIRTUAL HEARING)

           BEFORE SHRI A. D. JAIN, VICE PRESIDENT AND
             SHRI T. S. KAPOOR, ACCOUNTANT MEMBER

                         IT(SS)A. No.78/Lkw/2019
                         Assessment Year:2014-15

 M/s Keyman Laminators Pvt. Ltd.,    Vs. Dy.C.I.T.,
 53/7, Nayaganj,                         Central Circle-1,
 Kanpur.                                 Kanpur.
 PAN:AABCK3085D
 (Appellant)                              (Respondent)


 Appellant by                       Shri P. K. Kapoor, C. A.
 Respondent by                      Smt. Sheela Chopra, CIT, D.R.
 Date of hearing                    23/09/2021
 Date of pronouncement              02/11/2021

                                    ORDER

PER T. S. KAPOOR, A.M.

This is an appeal filed by the assessee against the order of learned CIT(A)-IV, Kanpur dated 29/11/2018 pertaining to assessment years 2014- 2015. In this appeal, the assessee has taken the following grounds:

"1. BECAUSE the Learned CIT(A) was wrong in law & on facts in confirming the assessment order passed by AO u/s 153A of the Act as the same was not in consonance with the settled position of law vis-a-vis search cases.
2. BECAUSE the learned CIT(A) has erred in law and on facts in upholding the assessment ignoring the settled position of law that provisions of section 153A, in case where I.T.(SS)A. No.78/Lkw/2019 2 Assessment Year:2014-15 proceedings are not pending, could not be applied in absence of any incriminating material.
3. BECAUSE the reliance on 'reports of investigation wing' etc. did not constitute 'material' relevant for the purpose of assessment in this case, as the 'appellant' had never been confronted with the same in right perspective and as such the addition made on the basis of such an ex-parte information and reports etc. is wholly vitiated.
4. BECAUSE the computation of income was not even relevant for the purpose of assessment and the same is vitiated, as during the course of search (even in pursuance of joint warrant of Authorisation), no incriminating material was found which could impinge upon the genuineness of the unsecured loan.
5. Because the Learned CIT(A) has erred in law and on facts in confirming the following additions:-
S.No. Name of lenders Amount of Total addition interest
1. M/s Neil Industries Ltd. 2,96,160.00 2,96,160.00 without appreciating the supporting documentary evidences & explanation of the appellant placed on record and ignoring the information obtained u/s 133(6) of the Act from the loan creditor.
6. BECAUSE the learned CIT(A) failed to appreciate that the assessee had duly discharged the onus of proving, all the three vital ingredients of section 68 of the I.T. Act, namely identity of the lenders of unsecured loan, genuineness of the transactions and credit worthiness of the lenders and that such loans in the case of various family members and their business associates had been accepted in the orders passed earlier u/s 143(3)/153C of the Act in the relevant assessment year.
7. BECAUSE the learned CIT(A) has erred in law and on facts in holding that the Assessing Officer had tried his best to provide cross examination of concerned persons whereas I.T.(SS)A. No.78/Lkw/2019 3 Assessment Year:2014-15 virtually required efforts were not made by the AO in enforcing the presence of such persons for their cross examination and even no penal action and /or other coercive measures as provided under the Act was initiated against such persons.
8. BECAUSE in the absence of opportunity of cross examination of the persons giving statement of culpable nature, as had been sought by the appellant, the assessment stood wholly vitiated and consequently the addition made deserved to be deleted as held by the Apex Court in umpteen number of cases.
9. BECAUSE the addition for sum of Rs. 2,96,160/- made by AO and upheld by CIT(A) is based on whims, surmises and conjectures and the cases relied upon by the authorities below are distinguishable from the facts of the present case, which resulted in high pitched assessment.
10. BECAUSE the lower authorities have failed to consider various case laws relied upon by the appellant & also the guidelines issued by CBDT relating to the procedure to be adopted by AO in respect of addition under section 68 of the Act and the case laws relied upon by the authorities below are distinguishable from the facts of the present case.
11. BECAUSE various adverse observations and allegations made by the lower authorities are contrary to the facts, material & evidences available on record.
12. BECAUSE in relation to the Grounds of Appeal, the appellant relies upon the averments made in the facts of the case.
13. BECAUSE the order of the CIT(A) is against the principle of natural justice erroneous and not tenable in law and on facts."

2. Learned counsel for the assessee, at the outset, submitted that the case of the assessee was reopened due to a search carried out on the group on 31/08/2015 and consequently the assessee had filed returns u/s 153A of I.T.(SS)A. No.78/Lkw/2019 4 Assessment Year:2014-15 the Act. It was submitted that undisputedly no incriminating material was found during the search and the Assessing Officer has made the addition on account of interest paid by the assessee on unsecured loans from Neil Industries Pvt. Ltd. which were raised during earlier years on the basis that the loan creditor, to whom interest was paid, was held to be bogus being carrying on the activity of providing accommodation entries only. It was submitted that the Assessing Officer has arrived at this conclusion on the basis of statements of certain persons who had admitted that such companies were providing accommodation entries only. Learned counsel for the assessee submitted that during the assessment proceedings the assessee had filed all the relevant documents including confirmed copy of account of Neil Industries Pvt. Ltd., copy of bank statement of Neil Industries Pvt. Ltd., copy of ITR-V of Neil Industries Pvt. Ltd. Learned counsel for the assessee further submitted that even the Assessing Officer, by issuing notice u/s 133(6) of the Act to the above loan creditor, had obtained the information directly from such loan creditor and no discrepancy was found between the replies filed by the assessee and in those filed by the loan creditor directly. It was submitted that during the assessment proceedings when the Assessing Officer show caused the assessee as to why the interest paid on such loan be not disallowed, the assessee filed reply vide letter dated 22/12/2017 and it was submitted that the assessee had paid interest on genuine unsecured loans and moreover, the loans already stood repaid and proper tax at source has been deducted from such interest payments. Learned counsel for the assessee submitted that during assessment proceedings before the Assessing Officer it was requested that the persons on whose statements the Department was relying, should be made available to the assessee for cross examination but those were not made available for their cross examination. Learned counsel for the I.T.(SS)A. No.78/Lkw/2019 5 Assessment Year:2014-15 assessee submitted that when this issue was taken before learned CIT(A), he held that cross examination was not required and it was sufficient that assessee was confronted with the statements. Learned counsel for the assessee submitted that in a recent judgment in the case of Balaji Betal Nuts (P) Ltd. in I.T.A. No.105 to 108/Lkw/2019, Lucknow Bench of the Tribunal, under similar circumstances, vide order dated 14/09/2021 has reiterated the importance of cross examination and in a detailed order, the Tribunal has decided the issue in favour of the assessee and it was prayed that following the same, the appeal of the assessee may also be allowed.

3. Learned CIT, D. R., on the other hand, submitted that it is an established fact that the loan creditor, to whom interest has been paid, was involved in providing accommodation entries and therefore, the assessee has wrongly booked the expenditure and the authorities below have rightly made and upheld the disallowance.

4. We have heard the rival parties and have gone through the material placed on record. We find that due to a search conducted on the assessee and its group on 31/08/2015, the case of the assessee was reopened and return was filed u/s 153A of the Act. Admittedly, there was no incriminating material on the basis of which the Assessing Officer has made the addition. The Assessing Officer has made the addition on the basis of entries in the books of account of the assessee. In this case, the interest paid by the assessee, has been disallowed on the basis that the loan creditor, to whom interest was paid, was involved in providing accommodation entries. The assessee had filed complete information regarding the creditworthiness, genuineness and identity of the loan creditor and had also deducted tax at source from such interest payments. We further find that the Assessing Officer had issued notices u/s 133(6) of the Act and had also obtained I.T.(SS)A. No.78/Lkw/2019 6 Assessment Year:2014-15 information directly from this loan creditor and this loan creditor has filed the information and documents directly with the Assessing Officer and Assessing Officer did not find any discrepancy in the documents submitted by the assessee as well as in the documents submitted by the loan creditor directly. A copy of notice issued u/s 133(6) is placed in paper book page 18 and the reply of the unsecured loan creditor is placed in paper book pages 80 to 177. We further find that in the assessment order in the case of Neil Industries Pvt. Ltd., interest paid by the assessee has been accepted to be its income. A copy of assessment order passed u/s 143(3) in the case of Neil Industries (P) Ltd. for assessment year 2014-15 is placed in the paper book pages 45 to 73.

4.1 We find that the only reason for disallowing the interest is that the authorities below have held the loan creditor to be bogus and being engaged in the business of providing accommodation entries, but no material was found during the search indicating therein that such transactions were not genuine. Moreover, we find that the assessee had already repaid the whole of the loan amount during the earlier year and present year. At the time of search i.e. on 31/08/2015, the account of Neil Industries Pvt. Ltd. stood nil as the assessee had already repaid the loans along with interest after deduction of tax at source. The assessee, during the assessment proceedings, specifically requested the Assessing Officer to provide opportunity of cross examination to the assessee. This is apparent from the reply filed by assessee against the show cause notice dated 18/12/2017 for disallowance of such interest. In its reply the assessee filed detailed submissions vide letter dated 22/12/2017, a copy of which is placed in paper book pages 178 to 192. Besides replying to allegations of Assessing Officer, the assessee sought to cross examine the witnesses I.T.(SS)A. No.78/Lkw/2019 7 Assessment Year:2014-15 which the Assessing Officer had relied for making such disallowance. The relevant part of request of assessee has been made part of this order, which for the sake of completeness is reproduced below:

"The allegation about the accommodation entries in respect of the loans from the above companies are baseless and without any evidence or material. It has not been the case of the department that there is evidence of giving the cash money to such companies in lieu of the loans taken through Banking channel. In case if there is any such evidence, the same may kindly be provided, so that we may further put our submission. The Statements of the various persons - as mentioned in your notice are not relevant in our cases as we had no transaction of any kind with them. Even from their statements, it will be seen that no where they have stated our names for any type of transaction. However, since such statements were taken on the back of the assessee and reliance is being placed by your Good Self , though they have no relevancy in our matter -inspite of the fact that the persons to whom summons were issued for cross examination your good self did not appear on the appointed date when the applicant assessee with his Counsels was present before Your Good Self, as requested.
It is the duty of the department to allow cross examination of the persons -- suo moto -- before taking any adverse view of the statements against the assessee.
That from the above provisions of the Act and the evidences furnished your good self will appreciate that the unsecured loans are genuine and the provisions of section 68 are not attracted in the case of the applicant. The notice issued may therefore, kindly be vacated and no addition as purposed be made in the assessment. In case any further clarification is required, kindly let me know."

As per the contents of the above reply filed by assessee, we observe that though the Assessing Officer did issue summons to the witnesses to provide the assessee opportunity to cross examine the witnesses but witnesses did not appear whereas the counsel of the assessee was present for cross examination. The Assessing Officer without making further efforts and without ensuring the presence of witnesses, proceeded to disallow the I.T.(SS)A. No.78/Lkw/2019 8 Assessment Year:2014-15 interest ignoring all documentary evidences filed by assessee as well as by loan creditor directly. When this issue was taken before learned CIT(A), he held that there was no need to provide opportunity to the assessee for cross examination. For the sake of completeness, the findings of learned CIT(A) in this respect are reproduced below:

"6.8 On the issue of cross examination, undersigned is of the view that, the incriminating dairy/documents found from the search of Shri Subodh Agarwal and the statement of dummy directors of the alleged creditors companies M/s. Success Vyapar Ltd. and M/s. Neil Industries Ltd. were shown and confronted to the appellant. It is also seen from the assessment orders that, AO has tried his best to call the persons, copies of whose statements in favour of the revenue were given to the appellant. Further, Hon'ble IT AT Mumbai in the case of GTC industries Ltd Vs. ACTT [1998] 65 ITD 380 [Bom.] has observed and noted that, "where statements of witness were only secondary and subordinate material use to buttress main matter connected with the amount of addition, it had to be held that, there was no denial of principal of natural justice, if witness were not allowed to cross examined by the appellant." Therefore it is concluded that, AO has followed the principal of natural justice by producing and confronting all the incriminating seized documents and statements recorded in favour of Revenue to the appellant."

4.2 In the above findings, the learned CIT(A) has not appreciated that cross examination is an important aspect which an assessee is entitled specially in view of the fact that the assessee had in its possession the relevant documentary evidences in support of its claim. Merely rejecting the right to cross examine and ignoring of the important evidences to dislodge the claim of the assessee, is not in accordance with law as has been held by Hon'ble Supreme Court in the case of Andman Timber Industries vs. Commissioner of Central Excise (2015) 281 CTR 0241 (SC). The Lucknow Bench of the Tribunal in its order dated 14/09/2021 in the case of Shri Balaji Betal Nuts (P) Ltd. in I.T.A. No. 105 to 108, under similar facts and I.T.(SS)A. No.78/Lkw/2019 9 Assessment Year:2014-15 circumstances, relying on the order of Hon'ble Supreme Court in the case of Andman Timber Industries (supra) has decided the issue in favour of the assessee. We further find that Lucknow Bench of the Tribunal, under similar facts and circumstances in the case of Accuman Poly Pack (P) Ltd. in I.T.A. No. 523 and 524, vide order dated 28/09/2021 has decided the issue in favour of assessee by holding as under:

"4. We have heard the rival parties and have gone through the material placed on record. We find that due to a search conducted on the assessee and its group on 31/08/2015, the cases of the assessee were reopened and returns were filed u/s 153A of the Act. Admittedly, there was no incriminating material on the basis of which the Assessing Officer has made the additions. The Assessing Officer has made the additions on the basis of entries in the books of account of the assessee. In these cases, the interest paid by the assessee during these years, has been disallowed on the basis that the loan creditors, to whom interest was paid, were involved in providing accommodation entries only. The assessee had filed complete information regarding the creditworthiness, genuineness and identity of the loan creditor and had also deducted tax at source from such interest payments. We further find that the Assessing Officer had issued notices u/s 133(6) of the Act and had also obtained information directly from these loan creditors and these loan creditors have filed the information and documents directly with the Assessing Officer and Assessing Officer did not find any discrepancy in the documents submitted by the assessee as well as in the documents submitted by the loan creditors directly. A copy of notices issued u/s 133(6) to both parties is placed in paper book pages 41 & 42 and the respective replies of the unsecured loan creditors is placed in paper book pages 104 & 231 respectively for assessment year 2015-16 and for assessment year 2014-15 such documents are placed in paper book pages 45,46,108 and 236 respectively. We further find that in the assessment orders of these companies, interest paid by the assessee has been accepted to be their income, a copy of such assessment order in the case of loan creditor, is I.T.(SS)A. No.78/Lkw/2019 10 Assessment Year:2014-15 placed at pages 60 to 101 of the paper book. The various documents filed by the assessee to support its claim have been summarized in form of a chart, which for the sake of completeness has been made part of the order and is reproduced below:
I.T.(SS)A. No.78/Lkw/2019 11 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 12 Assessment Year:2014-15 4.1 We find that the only reason for disallowing the interest is that the authorities below have held the loan creditors to be bogus and being engaged in the business of providing accommodation entries, but no material was found during the search indicating therein that such transactions were not genuine. Moreover, we find that the assessee had already repaid the whole of the loan amount during the earlier year and present year. At the time of search i.e. on 31/08/2015, both accounts stood squared up as the assessee had already repaid the loans along with interest after deduction of tax at source.

The assessee, during the assessment proceedings, specifically asked the Assessing Officer to provide opportunity of cross examination to the assessee. This is apparent from the reply filed by assessee against the show cause notice dated 22/12/2017 and 24/12/2017 for disallowance of such interest. In its reply the assessee filed detailed submissions vide letter dated 26/12/2017, a copy of which is placed in paper book pages 228 to 235 and 223 to 230 respectively for assessment years 2014-15 and 2015-16. In both years besides replying to each allegation of Assessing Officer, the assessee sought to cross examine the witnesses. The relevant part of request of assessee in assessment year 2014-15 has been made part of this order, which for the sake of completeness is reproduced below:

"Further, before submitting para wise reply to captioned letter dated 22.12.2017 served on 24.12.2017 , the assessee applicant may submit that in response to your earlier letters the assessee applicant has already filed detailed replies from time to time. In the said reply the assessee applicant had requested your good self to provide various details and information as well as the Cross examination of the related persons. In compliance to the opportunity provided by your Good Self for Cross Examination of the aforesaid persons the assessee applicant attended your Office with his Counsel on the appointed date to avail the Cross examination but surprisingly enough, no body turned up on the said date. From your show cause notice it is seen that heavy reliance is being placed on the statements of such persons , who had violated the summons / direction of your Good self by not coming to your office . The Penal provisions as provided under I.T.(SS)A. No.78/Lkw/2019 13 Assessment Year:2014-15 the Act are applicable and the department must have taken serious action against them. The reasons - as to why they have not come, may kindly be provided. Apart from this various details and information as required vide our earlier letters are also awaited for our further submissions."

The Assessing Officer did not provide the assessee opportunity to cross examine the witnesses and proceeded to disallow the interest ignoring all documentary evidences. When this issue was taken before learned CIT(A), he held that there was no need to provide opportunity to the assessee for cross examination. His findings in both the years are similar. For the sake of completeness, the findings of learned CIT(A) in this respect are reproduced below:

"6.8 On the issue of cross examination, undersigned is of the view that, statements of share brokers, operators, promoters &. exit providers were shown and confronted to the appellant. Further, Hon'ble Supreme Court, in the well-known Dhakeswari Cotton Mills (26 ITR 775 at 782) case, ruled that the Evidence Act may have no application to tax assessment proceedings. However, the court also clarified later, in Chuharmal vs CTT (172 I7R 250 at 255 SC), that when the taxing authorities are desirous of invoking the principles of the Evidence Act in proceedings before them, they are not prevented from doing so. All that is required is that whatever material they collect will have to be placed before the tax- paying assessee if adverse inference is going to be drawn - audi alteram partem is a well-known principle of natural justice. This principle is established by the judgment of the Supreme Court in Dhakeswari Cotton Mills Ltd. v. C.I.T. (26 I.T.R. 775,783), and applied by that court in Kishinchand Chellaram vs C.I.T. (125 I.T.R. 713), where an assessment based on the result of private inquiries conducted behind the back of the assessee was set aside because the evidence so gathered was not placed before the assessee. In Gunda Subbayya v. C.I.T.(7 ITR 21), Leach CJ said:
'Information which the Income-Tax Officer has received may not always be accurate and it is only fair when he proposes to act on material which he has obtained from I.T.(SS)A. No.78/Lkw/2019 14 Assessment Year:2014-15 an outside source that he should give the assessee an opportunity of showing, if he can, that the Income-Tax Officer has been misinformed; but the Income-Tax obviously not bound to disclose the source of his information"

In the case of P. S. Barkathali v. Directorate of Enforcement, New Delhi AIR 81, the Hon'ble High Court observed as under:

"Even though the statement was subsequently retracted,, the significance of admission in the first place cannot be under-mined. It is well established that mere bald retraction cannot take away the importance and evidentiary value of the original confession, specially in view of the fact that in this case, the deponent of the statement had provided the minute details relating to the transactions. It appears that the retraction statement was made purely to avoid clutches of law which had caught up with him and laid bare his nefarious activities. "

Further, jurisdictional Hon'ble Allahabad High Court in the case of Motilal Padampat Udyog Ltd. Vs. CTT 293 ITR 656 has laid down the correct preposition of law of cross examination and held as follows;

"Right of cross-examination of persons from whom the Assessing Officer has collected the evidence is not required by law. The requirement of the statute for a valid assessment would be met if all the evidence collected which is to be used against the assesses while framing the assessment order is placed before the assessee and he is given opportunity to rebut the evidence."

Further, in a recent judgment of Hon'ble High Court, Delhi published on 04.04.2019 in itatonline.com in the case of Udit Kalra vs. ITO, it was held that "the astronomical growth of the value of the company share naturally excited the suspicion of revenue. The assesses's argument that he was denied the right to the cross examine the individuals who's statement laid to the enquiry and ultimate disallowance of I.T.(SS)A. No.78/Lkw/2019 15 Assessment Year:2014-15 long term capital gain claims is not relevant in the wake of finding of facts. The appeal of the appellant is accordingly dismissed."

In the instant case all the incriminating statement has been shown to the appellant who has not challenged the content of the incriminating statement. Therefore it is concluded that, AO has followed the principal of natural justice by producing and confronting all the incriminating documents and statements recorded in favour of revenue to the appellant.

6.9 In view of the above detailed discussion of the factual matrix of the case and considering the enumerated judicial pronouncements, it is concluded that appellant company has miserably failed to prove the vital ingredients of creditworthiness of the creditors and genuineness of the transaction. Therefore, undersigned find no reason to interfere with the addition made by Assessing Officer, u/s 68 of the Act. The same is therefore, confirmed and grounds of appeal of the appellant are dismissed for each assessment year i.e. A.Y. 2010-11 to A.Y. 2015-16. However, ld. A.R. pointed out thorough his written submission that in the assessment for A.Y. 2010-11, A.O. took wrong figure of unsecured loan at Rs.2,04,80,000/-, whereas, actual figures of unsecured loans from M/s. Success Vyapar Ltd. and M/s. Neil Industries Ltd. is Rs.2,03,80,000/-. In this regard, A.O. is directed to verify the facts and to take correct figures of unsecured loans and rectify the mistakes, if any, at his end."

4.2 In the above findings, the learned CIT(A) has not appreciated that cross examination is an important aspect which an assessee is entitled specially in view of the fact that the assessee had in its possession the relevant documentary evidences in support of its claim. Merely rejecting the right to cross examine and ignoring of the important evidences to dislodge the claim of the assessee, is not in accordance with law as has been held by Hon'ble Supreme Court in the case of Andman Timber Industries vs. Commissioner of Central Excise (2015) 281 CTR 0241 (SC). The Lucknow Bench of the Tribunal in its order dated 14/09/2021, under similar facts and circumstances, relying on the order of Hon'ble Supreme Court I.T.(SS)A. No.78/Lkw/2019 16 Assessment Year:2014-15 in the case of Andman Timber Industries (supra) has decided the issue in favour of the assessee by holding as under:

"5. We have heard the rival parties and have gone through the material placed on record. We find that a search was conducted on the group on 27/11/2015 and in view of that search various assessees were required to file returns u/s 153A of the Act and Assessing Officer completed the assessments u/s 153A of the Act except in the year of search where the assessment order has been passed u/s 143(3) of the Act. It is undisputed fact that additions in these cases are not based upon any incriminating material found during the search and rather have been made on the basis of transactions which were already recorded in the books of account of assessees. The facts in brief are that assessees had obtained certain unsecured loans from two loan creditors namely Success Vyapar Limited and Neil Industries Ltd. The Assessing Officer added back such unsecured loans holding them to be accommodation entries and disallowed the interest paid on these loans and also made a further addition of 5% as assumed commission on such transactions. The Assessing Officer held (on the basis of statements of Directors of such lender companies) that these lender companies were engaged in providing accommodation entries. The statements of Directors of these lender companies have been made part of the assessment order itself. The assessees had filed complete information and explanation with respect to the unsecured loans taken from these companies. The evidences filed by the assessees include the confirmed copy of account, copy of ITR of lenders and final accounts of the lenders. Such confirmations and evidences have been taken on record by the Assessing Officer and a copy of such confirmations and evidences is placed at pages 61 to 65, 73, and 45 to 53 relating to first assessee and at paper book pages 19 to 22 in respect of second assessee and at paper book pages 74 to 77, 60 to 62 and 64 and 55 of the paper book in the case of third assessee. The Assessing Officer, during the course of assessment proceedings, also issued notices u/s 133(6) of the Act to the above lenders and in response to the notices, the Assessing Officer received replies from the lenders with evidences of having advanced the loans to the assessees. Along with the reply, the lender companies also filed their I.T.(SS)A. No.78/Lkw/2019 17 Assessment Year:2014-15 copy of ITRs and final accounts etc. with the Assessing Officer and the Assessing Officer did not find any difference between the documents filed by the assessees and those filed by the lenders directly. Learned counsel for the assessee has also filed before us in paper book the certified copies (certified by the Assessing Officer) of such evidences which had been filed by the lender companies directly with the Assessing Officer and a copy of which is placed at pages 235 to 237, 246 to 257, 234, 238 to 245, 232, 233, 115, 120 to 128, 116 and 117 of the paper book. We further find that assessees had duly deducted TDS on the interest payments and which have been duly deposited in the Government account. The interest income of the payees has been accepted to be their incomes in their respective assessment orders and no addition has been made in their cases. The copy of assessment orders of lender companies is placed at pages 101 to 127 and 128 to 157 of the paper book. The Assessing Officer, while making additions on account of unsecured loans and on account of interest paid on such unsecured loans, has relied only on the statements of Directors of such companies which were recorded by the Investigation Wing. While making such additions, the Assessing Officer himself did not carry out any enquiry and straightforward relying on the statements recorded by some different officer, has made the additions. While making the additions he has also ignored the documentary evidences filed by the assessees and has also ignored a vital evidence that a substantial part of unsecured loans was already repaid even before the date of search. This fact of having repaid a part of unsecured loans before the date of search is apparent from the year-wise copy of account of such lenders, which for the sake of completeness has been made part of this order and is reproduced below:

I.T.(SS)A. No.78/Lkw/2019 18 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 19 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 20 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 21 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 22 Assessment Year:2014-15 5.1 While making the additions on the basis of statements of such persons, the Assessing Officer also noted in the assessment order that notices u/s 131 of the Act were issued to the persons who had given the statements for cross examination by the assessees but the fact of having issued notices u/s 131 of the Act is not coming out from the copy of order sheets placed at pages 262 to 264, 260 to 262, 218 to 220, 449 to 451, 423 to 425 and 414 to 416 of the paper book and neither the assessment orders state as to when these notices were served. We further find that in reply to various notices by the Assessing Officer, the assessee has been filing replies and was also filing various evidences from time to time, the copies of various replies, filed by the assessees, have been summarized and made part of this order in the form of a chart, as reproduced below and wherein various documents indicating the pages of paper books are mentioned:
I.T.(SS)A. No.78/Lkw/2019 23 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 24 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 25 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 26 Assessment Year:2014-15 I.T.(SS)A. No.78/Lkw/2019 27 Assessment Year:2014-15 5.2 Therefore, the findings of the Assessing Officer that assessees have not filed complete information is contrary to the facts on record. The Assessing Officer noted that despite giving notices u/s 131, nobody had appeared for cross examination and therefore, he held that assessees was also responsible for bringing them before him for cross examination and therefore, he shifted the onus to assessees for bringing the Departmental witnesses for their cross examination. The Assessing Officer started the assessment proceedings at the fag end of time barring date as the first query letter was issued in September, 2017. These assessees were required to explain the unsecured loans from these creditors for the first time in December only by issuing show cause notice dated 14/12/2017 and through this notice dated 14/12/2017, the Assessing Officer sent to the assessees the statement of its witnesses. The assessment orders have been passed on 31/12/2017. In this brief period of sixteen days, the assessments have been completed and that too without putting full efforts to make available the witnesses for cross examination by assessees.
5.3 From the above facts and circumstances where the assessees have filed complete evidences of the transactions and the Assessing Officer has also directly obtained such evidences I.T.(SS)A. No.78/Lkw/2019 28 Assessment Year:2014-15 from the lenders u/s 133(6) and did not find any discrepancy in such evidences, the reliance placed by the Assessing Officer on the statements of Directors of the lender companies, without making the said statements available for cross examination by the assessees, is not sustainable in view of the judgment of Hon'ble Supreme Court in the case of Andman Timber Industries vs. Commissioner of Central Excise (2015) 281 CTR 0241 (SC). The Lucknow Bench of the Tribunal in the case of Morning Glory Infra Ltd. vs. DCIT, IT(SS)A No.72/Lkw/2018 has also held that additions, on the basis of statements of certain persons, cannot be sustained in the absence of cross examination by the assessee. Similar findings have been made by Lucknow Bench of the Tribunal in the case of Sigma Castings Ltd. vs. DCIT & other appeals in I.T.A. No.510/Lkw/2019 and others.
5.4 The findings in the case of Morning Glory incorporating the findings of Hon'ble Supreme Court in the case of Andman Timber Industries are reproduced below:
2. The brief facts of the case are that a search and seizure operation under section 132(1) of the Income-tax Act, 1961 was carried out at the residential and business premises of Dolphin Developers/Anand/Rotomac Group of cases on 25/6/2014 at Kanpur. Simultaneously, a survey under section 133A of the Act was also conducted at the registered office and the office of M/s Morning Glory Infra Ltd., situated at plot No.2, Block-I, Gotaiya Scheme No.VII, 7/102, Swaroop Nagar, Kanpur and 17/K/13, Sarvodaya Nagar, Kanpur. Shri Anoop Asthana, Prop.

M/s Anoop Asthana Properties, main broker for Anand/Dolphin Group and Morning glory Infra Ltd. was also covered under section 133A of the Act. During the course of survey operation at the premises of M/s Anoop Asthana Properties, situated at Ratan Bhawan, 7/108, Swaroop Nagar, Kanpur, a diary was found and impounded as Annexure A-14 Page No.163 to 165, which, as per the authorities below, contained the details related to Emerald Garden Project being carried out by M/s Morning Glory Infra Ltd. The Assessing Officer completed the assessment by making the addition of Rs.64,00,00,000/- on account of unaccounted income.

I.T.(SS)A. No.78/Lkw/2019 29 Assessment Year:2014-15

3. The ld. CIT(A) confirmed the addition.

4. Apropos ground No.2.2, the ld. A.R. of the assessee has contended that the ld. CIT(A)/Assessing Officer erred on facts and in law in making the aforesaid addition on the basis of ex-parte material, in gross violation of the principles of natural justice.

5. The ld. D.R., on the other hand, has placed strong reliance on the impugned order, whereby the ld. CIT(A) has held that it cannot be said that the assessee was not provided any opportunity of cross-examination of Shri Anoop Asthana.

6. The following grounds, in this regard, were raised by the assessee before the ld. CIT(A):-

"2. That the assessing officer erred on facts and in law in making addition of Rs.64 crores alleging the same to have been received by the appellant as on-money in cash, not accounted for in the regular books, against sale/ booking of flats in Emerald Garden Project.
2.1 That the assessing officer erred on facts and in law in making the aforesaid addition by merely relying upon ex-parte statement of one Mr. Anoop Asthana, a property broker and contents of diary purportedly impounded from his premises, without any reliable/ credible material/evidence to substantiate/corroborate the same.
2.2 That the assessing officer erred on facts and in law in not appreciating that no incriminating material was found during the course of simultaneous survey at the premises of the appellant and the managing director of the appellant-company who repeatedly denied having received any on-money.
2.3 That the assessing officer erred on facts and in law in making the aforesaid addition on the basis of ex-parte material, in gross violation of principles of natural justice."

7. In its written submissions, the assessee, inter alia, submitted before the ld. CIT(A) that:-

I.T.(SS)A. No.78/Lkw/2019 30 Assessment Year:2014-15 "It is, at the outset, emphatically submitted that the aforesaid huge addition of Rs.64 crores made by the Assessing Officer is patently illegal and bad in law since the same has been made merely on the basis of presumptions, conjectures and surmises, without any credible material/corroborative evidence to establish receipt of any income/cash, outside the books of account, as explained hereunder:
The Assessing Officer, as stated above, has simply primarily relied upon the contents of a diary purportedly impounded from the premises of one property broker, Mr. Anoop Ashthana, and his ex- parte statement recorded during the course of survey at his premises.
Re: diary impounded from premises of Mr. Anoop Asthana It is respectfully submitted that the contents of the aforesaid diary found during survey in the case of Mr. Anoop Asthana marked as Annexure A-14, pages 163-165 whereof have been relied upon by the Assessing Officer, could not have been the basis for making such huge addition in the hands of the appellant for the following reasons: ................................................................................. .........................
(f) Pertinently, even the names of the individual parties appearing in the diary alongside the amounts, are completely alien to the appellant.

The appellant had not sold any flat in the Emerald Garden project to the persons named in the sold diary. Therefore, the very contents of the diary are matter of great suspect and are totally unreliable/unauthentic.

(g) No adverse inference can be drawn from certain payment receipts (3 in number) in respect of flats in Emerald Garden project found from the premises of Mr. Anoop Asthana, particularly when I.T.(SS)A. No.78/Lkw/2019 31 Assessment Year:2014-15 nothing adverse has been stated by Mr. Asthana in this regard.

On perusal of the aforesaid, it will kindly be appreciated that the contents of the diary found at the premises of a third party are totally unreliable and unauthentic, which could not have been the basis of drawing any adverse inference against the appellant, much less for the purpose of making any addition.

Re: Statement of Mr. Anoop Asthana recorded during the course of survey proceedings. Coming to the statement of Mr. Anoop Asthana, recorded during the course of survey proceedings at his premises, which has been heavily relied upon by the Assessing Officer to infer that the appellant took on money in cash from the customers on sale/booking of flats, it is respectfully submitted as under:

It is submitted that the aforesaid statement could not have been relied upon by the Assessing Officer for the following reasons:
(a) Copy of statement of Mr. Anoop Asthana to allege that the appellant had received cash on sale/booking of flats outside its regular books of account, was not even provided to the appellant during the course of assessment proceedings. Therefore, the appellant was denied any effective opportunity to rebut the contents of the statement so made.
(b) Further, no opportunity to cross-examine Mr. Anoop Asthana was ever accorded to the appellant. In absence of copy of statement being provided to the appellant and/or opportunity to cross-examine Mr Anoop Asthana, his statement could not have been taken into consideration to draw any negative inference against the appellant."

I.T.(SS)A. No.78/Lkw/2019 32 Assessment Year:2014-15

8. The ld. CIT(A) has held, inter alia, as follows:-

"5.6 The incriminating document at page 163, 164 and 165 contains the details related to the Emerald Garden project being developed by the appellant company. Page No.163 of the Annexure A-4 mentions certain figures which establishes that the money was receiving sale consideration in white and black for example for a 3 BHK flats 2080 square feet, the quantum of while and black mentioned are Rs.1,20,57,600/- and Rs.42,12,000/- respectively. Further, another entry is made for the 3 BHK flat admeasuring 2325 sq. ft. area, wherein amount of white and black mentioned is 1,34,81,400/- and Rs.47,08,125/- respectively. Thus, Assessing Officer has calculated the quantum of black amount at 25% of the total consideration. During survey proceedings the statement of Shri Anoop Asthana, proprietor of AAP was recorded. For answer to question No.22, in the statement recorded on 25/6/2014 Shri Anoop Asthana has categorically stated that page 163 of the annexure A-4 are the entries relating to Emerald Garden and the amount of white and black represents the amount of cheque and cash. It is also stated that the black amount which is invariably in cash is directly paid to the appellant company by the investor to the Director of the appellant company. Shri Anoop Asthana also states that he only gets the commission income at the time of registration of the property. He is continuing to state in the same answer that this process has been followed in minimum 12 flats of the Emerald Garden which is booked through him. Thus, it is crystal clear that the appellant company is receiving 25% consideration in cash which is not reflecting in the regular books of account. 5.7 During the post survey proceedings the incriminating document mentioned here-in-above and the statement of Shri Anoop Asthana was specifically confronted to the Managing Director of the appellant company Shri Sanjeev Kumar I.T.(SS)A. No.78/Lkw/2019 33 Assessment Year:2014-15 Jhunjhunwala (SKJ) on 27/6/2014 which is reproduced at page 6 and 9 of the assessment order by the Assessing Officer. In the statement Shri SKJ accepted the statement of Shri Anoop Asthana that the entries are related to the appellant companies. However, he surrendered Rs.9 crore as an unaccounted income for the F.Y. 2014-15 relating to A.Y. 2015-16 as the undisclosed income in his individual capacity. This is interesting to note that undisclosed income of Rs.9 crore offered by Shri SKJ is on very flimsy ground that he earned the undisclosed income from commodity trading. It is also interesting to note that Shri SKJ has not disclosed any profits from the commodity trading in any of the immediate previous year or subsequent year. Thus, the contention of SKJ that surrendered amount of Rs.9 crore is on account of commodity trading remains unsubstantiated obviously because it represents on money received in the Emerald project.
5.10. During this appeal proceedings ld. A.R. of the appellant has vehemently argued that the incriminating document found and impounded from the premises of the AAP does not belong to the appellant company and since no opportunity of cross examination of Shri Anoop Asthana was ever accorded to the appellant. The contention of the appellant is hollow and are not based on the proper appreciation of the facts. it is admitted fact that Shri Anoop Asthana proprietor of AAP was acting as a property broker for the appellant company. This fact is also evident from the commission paid to Shri Anoop Asthana, wherein TDS was also deducted by appellant company. It is not denied by the ld. AR that no commission whatsoever was paid to AAP. Thus the relation between the appellant company and Shri Anoop Asthana proprietor of AAP is established as property developer and the property broker. The incriminating document found from premises of I.T.(SS)A. No.78/Lkw/2019 34 Assessment Year:2014-15 AAP establishes the fact that appellant company is engaged in receiving 25% of the sale consideration in cash, which is unaccounted in the books of the appellant. Assessing Officer has correctly extrapolated the modus operandi for calculating unaccounted income of appellant.
5.11. The contention of the ld. AR that no opportunity of cross examination to Shri Anoop Asthana was ever accorded to the appellant is far away from truth and reality of the case. The incriminating document found and impounded in the business premises of the Anoop Asthana and the incriminating statements of Shri Anoop Asthana was specifically confronted to the Managing Director of the appellant company Shri Sanjeev Kumar Jhunjhunwala on 27/1/2014. This statement is part and parcel fo the assessment order page 6 to 9, therefore, the plethora of the case laws cited by the ld. AR of the appellant does not apply to the facts and circumstances of the present case."

9. Thus, the assessee specifically contended before the ld. CIT(A), that any cross-examination of Shri Anoop Asthana was not allowed to it. The ld. CIT(A) has held that the statement of Shri Anoop Asthana was specifically confronted to the Managing Director of the assessee company. However, he does not deny that the assessee was not allowed to cross-examine Shri Anoop Asthana, whose statement was used by the Assessing Officer against the assessee, though the said statement was recorded at the back of the assessee. He merely states that during survey proceedings the statement of Shri Anoop Asthana proprietor of AAP was recorded; that in answer to question No.22, in the statement recorded on 25/6/2014, Shri Anoop Asthana has categorically stated that page 163 of the annexure A-4 are the entries relating to Emerald Garden and the amount of white and black represents the amount of cheque and cash; that it is also stated that the black amount, which is invariably in cash, is directly paid to the appellant company by the I.T.(SS)A. No.78/Lkw/2019 35 Assessment Year:2014-15 investor, to the Director of the appellant company; that Shri Anoop Asthana also states that he only gets the commission income at the time of registration of the property; that he continues to state in the same answer that this process has been followed in minimum 12 flats of Emerald Garden, which is booked through him; that thus, it is crystal clear that the appellant company is receiving 25% consideration in cash which is not reflecting in the regular books of account; that further, as per material LP-32, 33 and 51, impounded from the premises of AAP, it is noted that these documents are the receipts of payments made by Shri Arun Kumar (LP-32), Shri Saraj Katiyar (LP-3) and Shri Himanshu Chug (LP-

51); that when confronted with the fact that some of the receipts issued by the appellant company were found in the premises of (AAP), Shri SKJ has shown his ignorance; and that this is mainly due to the fact that incriminating material was found from the premises of AAP and SKJ wished to distance the appellant company from AAP.

10. Thus, the position obtaining is that a diary was recovered from the premises of Shri Anoop Asthana during the survey. Pages 163, 164 and 165 of the diary, Annexure A-14, have been taken to go against the assessee. These three documents, firstly, were not recovered from the possession of the assessee. Then, page 163 is undated, whereas pages 164 and 165 do not pertain to the year under consideration. It is only in the statement of Shri Anoop Asthana, that he attributed account of these documents to the assessee.

11. First and foremost, the subject diary/pages were found and impounded from the premises of Shri Anoop Asthana, a third party, and not from the appellant. Further, Shri Anoop Asthana, in his statement, had stated that entries in the said diary were made by staff member of Shri Anoop Asthana, without providing details of the so-called staff member. Thus, the author of the so-called diary in question is not even known till date. Shri Anoop Asthana nowhere stated that the diary was written by someone on his behalf and/or on his instructions. Therefore, the entire case is fundamentally based on a mere inference drawn about the nature of the contents of I.T.(SS)A. No.78/Lkw/2019 36 Assessment Year:2014-15 the diary written by someone unknown, more particularly, only on the statement of Shri Anoop Asthana about the contents of the diary written by someone else. Since the diary was undisputedly found from the possession of Shri Anoop Asthana and not from the appellant, the contents of the said diary, simplicitor, without any corroborative material/evidence could not have been, in the absence of any corroborative material / evidence, made the basis of drawing any adverse inference against the appellant, much less making any addition in the case of the appellant. In the diary, name of the project 'Emerald Garden Project' being constructed by the appellant along with certain names of individuals and amounts was stated to be mentioned. As to why and for what purpose the author had made such noting is not known, nor brought on record. The appellant has, all through, denied any knowledge of the contents of the diary. It also could not be expected to be aware of the contents recorded in the diary found at the time of survey at the premises of Shri Anoop Asthana, a third party. It is undisputed that the contents of the diary had no signature and/or any other authentication on behalf of the appellant. This being so, the diary impounded from the premises of Shri Anoop Asthana cannot be used to draw any adverse inference against the appellant, in any manner. The assessee/appellant maintains as follows. Shri Anoop Asthana was one of the property brokers who dealt with in the project of the appellant and acted as broker for sale of certain plots in the Emerald Garden project, during preceding years. The appellant had not sold any flat through Shri Anoop Asthana during the year under consideration (i.e. F.Y. 2014-15). Pertinently, Shri Anoop Asthana, earlier in January 2014 (31/1/2014), had booked two flats with the appellant in his own wife's name in the Emerald Garden project, but since he could not make necessary payments as per the payment schedule, the appellant was constrained to cancel his booking on 8/12/2014. On account of the aforesaid, there had been differences/disputes between the appellant and Shri Anoop Asthana and accordingly, the appellant had not sold any flat through Shri Anoop Asthana during the relevant year and had not paid any commission to him I.T.(SS)A. No.78/Lkw/2019 37 Assessment Year:2014-15 during the relevant year. On account of the ongoing dispute between the appellant and Shri Anoop Asthana, any averment made by Shri Anoop Asthana against the appellant could not be taken at its face value. Further, the dates mentioned in the diary impounded relate back to January, 2014 (18/1/2014, 23/1/2014), which is the period when Shri Anoop Asthana booked two flats with the appellant in his personal capacity. Therefore, the recordings in the diary could not be held to be related to the other sale of flats undertaken by the appellant, without any involvement of Shri Anoop Asthana. Even the names of the individual parties appearing in the diary alongside the amounts are, statedly, completely alien to the appellant. The appellant had not sold any flat in the Emerald Garden project to the persons named in the said diary. Therefore, the very contents of the diary are suspect and are totally unreliable/unauthentic. No adverse inference can be drawn from the payment receipts (3 in number) in respect of flats in Emerald Garden project found from the premises of Shri. Anoop Asthana, particularly when nothing adverse has been stated by Shri. Asthana in this regard.

12. These facts, as specifically contended by the assessee before the ld. CIT(A) have not been rebutted and the ld. CIT(A) has gone merely by the uncorroborated unilateral statement of Shri Anoop Asthana, qua which, no opportunity of cross-examination of the deponent, Shri Anoop Asthana, was afforded to the assessee at any stage whatsoever. It is not sufficient to observe, as has been done by the ld. CIT(A), that ".........the incriminating document found and impounded in the business premises of Shri Anoop Asthana and the incriminating statements of Shri Anoop Asthana was specifically confronted to the Managing Director of the appellant company Shri Sanjeev Kumar Jhunjhunwala on 27/1/2014........". It is trite law that merely confronting the statement recorded at the back of the assessee, to the assessee, in the absence of providing a cross- examination of the maker of the statement, is in complete violation of the natural justice principle of audi I.T.(SS)A. No.78/Lkw/2019 38 Assessment Year:2014-15 alteram partem. The following judgments, inter alia, are eloquent in this regard:-

1. Kishinchand Chellaram vs. CIT, 125 ITR 713 (SC).
2. Saraswati Industrial Syndicate Ltd. vs. CIT, 237 ITR 1 (SC).
3. State of Punjab vs. Bhagat Ram, AIR 1974 SC 2335.
4. Kalra Glue Factory vs. Sales Tax Tribunal, 167 ITR 498 (SC).
5. CIT vs. Pradeep Kumar Gupta, 207 CTR 115 (Del).
6. Sona Electric Company vs. CIT, 152 ITR 507 (Del).
7. CIT vs. Eastern Commercial, 210 ITR 103, 110 (Cal).
8. P.S. Abdul Majeed vs. STO, 209 ITR 821, 823 (Ker).
9. CIT vs. Sham Lal, 127 ITR 816 (P&H).
10. Mukund Singh and Sons vs. Presiding Officer, 107 STC 300 (P&H).
11. Anupam Agencies vs. State of Punjab, 98 STC 338 (P&H).
12. Prakash Chand Mehta vs. CIT, 220 ITR 277, 279 (MP)
13. CIT vs. D.M. Doshi, 229 ITR 315 (Guj)
14. Amarjit Singh Bakshi (HUF) vs. ACIT, 263 ITR (AT) 75 (Del) (TM)
15. Mahes Gulabrai Joshi vs. CIT, 95 ITD 300 (Mum).
16. Monga Metals (O) Ltd., 67 TTJ 247 (All)
17. Verma Roadways vs. ACIT, 75 ITD 183 (All)
18. Sarita Devi Kajaria vs. ITO, 89 ITD 109 (Kol) (TM).
19. ITO vs. Pukhraj N. Jain, 95 ITD 281 (Mum)
20. Obulapuram Mining Company (P) Ltd. vs. DCIT, 160 ITD 224 (Bang.).
21. CIT vs. SMC Share Brokers Ltd., 288 ITR 345 (Del).
22. CIT vs. Dharam Pal Prem Chand Ltd., 295 ITR 105 (Del).
23. Andaman Timber Industries vs. CCE 281 CTR 241 (SC).

I.T.(SS)A. No.78/Lkw/2019 39 Assessment Year:2014-15

13. Some decisions in this regard are discussed thus.

14. In 'Kishinchand Chellaram vs. CIT' (supra), it has been held by the Hon'ble Supreme Court that the assessment made by relying upon the statement of a third party, without giving the effected person a chance to cross-examine such third party, is liable to be held as based on no evidence and, therefore, liable to be deleted.

15. In 'Sona Electric Company vs. CIT' (supra), it has been held that the statement of a witness recorded at the back of the assessee has to be excluded, as the same was relied on without giving any opportunity to cross-examine the person giving statement; and that the assessment based on such a statement is a statement rendered as based on no evidence and, accordingly, liable to be annulled.

16. In 'Amarjit Singh Bakshi (HUF) vs. ACIT' (supra), it has been held that opportunity to cross-examine the person giving a statement of culpable nature has to be given; and that in the absence of such an opportunity being given to the affected person, the statement ceases to be material for the purposes of assessment.

17. In CIT vs. SMC Share Brokers Ltd. (supra), it was held that a statement given by a broker at the back of the assessee could not be used to the detriment of an assessee and dismissal of Revenue's appeal was held to be justified.

18. In the case of 'Andaman Timber Industries vs. Commissioner of Central Excise', 281 CTR 241(SC), it has been held that "the assessee was manufacturing ply- woods and related products in its factory. Some of those products were sold from factory premises only to certain buyers. However, major portion of products manufactured were sold to other dealers from their numerous depots situated at different places in country. Assessee filed its declaration u/s. 173C of Central Excise Rules showing price of goods at which they were sold ex- factory and delivery basis. Revenue found that there was lot of price difference between goods sold at ex-factory and delivery basis in comparison with goods which were sold to buyers from depots. Investigation was carried out and statements of two buyers were recorded, on basis of which Show Cause Notice was served upon Assessee.

I.T.(SS)A. No.78/Lkw/2019 40 Assessment Year:2014-15 Adjudicating Authority passed order confirming demand in Show Cause Notice on ground that price at which goods were sold to customers from depots may not be basis for determining value for purpose of excise duty- Adjudicating Authority also took into consideration price list of Assessee maintained at its depots that was treated as price for purposes of levying excise duty. Assessee filed Appeal against order of Adjudicating Authority that was dismissed by CESTAT. Assessee submitted that it was not allowed to cross-examine dealers whose statements were relied upon by Adjudicating Authority in passing impugned orders. Held, not allowing Assessee to cross-examine witnesses by Adjudicating Authority though statements of those witnesses were made as basis of impugned order, amounted in serious flaw which make impugned order nullity as it amounted to violation of principles of natural justice. It was to be borne in mind that order of Commissioner was based upon statements given by two witnesses. Even when Assessee disputed correctness of statements and wanted to cross- examine witnesses, Adjudicating Authority did not grant opportunity to Assessee. In impugned order passed by Adjudicating Authority it was specifically mentioned that such opportunity was sought by Assessee, however, no such opportunity was granted. Assessee contested truthfulness of statements of two witnesses and wanted to discredit their testimony for which purpose opportunity of cross-examination was sought. It was not for Adjudicating Authority to presuppose as to what could be subject matter of cross-examination and deny prayer of Assessee. In case testimony of two witnesses was discredited, there would be no material with Department to justify its action, as statement of two witnesses was only basis of issuing Show Cause Notice. Impugned order as passed by CESTAT was set aside. Appeal allowed."

19. Evidently, the three documents found during survey from the possession of Shri Anoop Asthana, in the absence of the statement of Shri Anoop Asthana, do not have any value, particularly in the face of the fact that they are not corroborated by any independent evidence.

I.T.(SS)A. No.78/Lkw/2019 41 Assessment Year:2014-15 Page No. 163: This is un-dated, but name of the project 'Emerald Garden' launched by the appellant was mentioned there. With reference to this, Shri Anoop Aathana who had been examined by the Authorised Officers, stated categorically that he had been working as a broker for last 30 years and all the prominent Developers of Kanpur were his clients. In his subsequent statement which appears at page 31 to 36 of the synopsis dated 10.12.2018, and in response to question no.7, he stated that 'cash money' as mentioned there was subject to negotiation between the Customer and the Developer. He further stated in his reply that he was not concerned with the 'incoming' and 'out-going' 'len- den' payments.

Page Nos. 164 and 165: These were dated 18.01.2014 and 13.01.2013, falling in the assessment years 2014-15 & 2013-14 respectively, i.e., the earlier two years. No such addition had been made m the A.Y. 2013-14 & A.Y. 2014-15, from which it follows that all such enquiries, as were called for, had duly been made by the Assessing Officer and nothing contrary to the appellant was found, although assessments for the assessment years 2013-14 & 2014-15 were made under section 153C on the same date, as on which the assessment for A.Y. 2015-16 was made, i.e., on 9.12.2016. Strikingly, the material forming the basis of the addition presently under consideration is the very same as that on which the completed assessments under section 153C for those earlier years were reopened, but no addition was made.

15. As regards receipts bearing no.1030 dated 31.05.2013, no.1396 dated 05.04.2014 and No.1418 dated 28.04.2014, the same had been found from the possession of Shri Anoop Asthana, the broker. So far as regards the two receipts dated 05.04.2014 and 28.04.2014, the related sale deeds were executed and final registration in favour of the customers was executed on 19.06.2018 and 31.05.2018, respectively. The receipt no.1030 dated 31.05.2013 related to assessment year 2014-15, but no addition was made in the said assessment year. In relation to the said receipts, Shri Sanjeev Kumar Jhunjhunwala had been extensively I.T.(SS)A. No.78/Lkw/2019 42 Assessment Year:2014-15 examined by the Authorised Officer during the course of survey and he had given name-wise details of the persons to whom the receipts in question had been issued by the appellant company. His statement was recorded on 27.06.2014, in continuation to the statement recorded on 26.06.2014. In such statement, he had declared an income of Rs.9 crores stated to have been earned by him from commodity trading till that date. During the course of regular assessment proceedings, he was extensively examined on 01.09.2016 by issue of summons under section 131(1). In response to Question Nos.14, 15 and 16, he stated that he had done trading in commodity, and looking to the market conditions prevailing at that time, it was not improbable to have earned income of this volume. Further, in response to Question No.18, he was required to submit documentary evidences in support of income declared by him. In response to Question No.21, he gave complete details supported by documentary evidences relating to commodity trading. Further, in response to Question No.22, he gave complete information about income declared and income tax, wealth tax payments made by him on such income/wealth. In response to Question No.23, he gave complete information, name-wise, of the booking receipts as had been impounded during the course of survey at the office premises of Shri Anoop Asthana, and in the end, he categorically stated that it would not be proper to draw adverse inference in relation to income from commodity trading.

16. Thus, one cannot but come to the inexorable conclusion that the order under appeal suffers from the vice of not taking into consideration the assessee's contention, which contention also does not stand rebutted, that it was not provided with any opportunity of cross-examining Shri Anoop Asthana.

17. In view of the above, we hold that:

(i) the case of the assessee has been prejudiced for want of providing him opportunity of cross-examination of Shri Anoop Asthana, whose unilateral statement recorded ex-

parte qua the assessee has been made the I.T.(SS)A. No.78/Lkw/2019 43 Assessment Year:2014-15 sole basis of the addition, thereby violating the principles of natural justice; and

(ii) the other material, i.e., three pages of the diary found in the search do not establish any case for addition in the hands of the assessee in the year under consideration, as none of these documents relate to the year under consideration, one of them does not contain any date/year and the other two pertain to earlier years, in which, no addition based on these documents was made.

18. Therefore, the grievance sought to be raised by the assessee is justified. It is accepted as such. Accordingly, the addition made is deleted. Nothing further survives for adjudication, nor was anything else argued.

19. In the result, the appeal is allowed.

5.5 In the above noted case, decided by Lucknow Bench of the Tribunal, the Bench has taken into account all the relevant case laws and has decided the issue in favour of the assessee."

5. In the present case, all documentary evidences, for the claim made by the assessee, are available with the authorities for which they have not made any adverse comments. The only reason for making and upholding the disallowance of the interest is the statement recorded by the officers of the Department and that too not by the Assessing Officer himself and that too which were not made available to the assessee for cross examination and therefore, these statements cannot be utilized against the assessee. If we ignore these statements, the rest of documentary evidences well support the claim of the assessee. Therefore, ground No. 4 to 9 are allowed.

6. In the result, both the appeals of the assessee stand partly allowed.

5. In the present case, all documentary evidences, for the claim made by the assessee, are available with the authorities for which they have not made any adverse comments. The only reason for making and upholding I.T.(SS)A. No.78/Lkw/2019 44 Assessment Year:2014-15 the disallowance of the interest is the statement recorded by the officers of the Department and that too not by the Assessing Officer himself and that too which were not made available to the assessee for cross examination and therefore, these statements cannot be utilized against the assessee. If we ignore these statements, the rest of documentary evidences well support the claim of the assessee. Therefore, ground No. 6 to 9 are allowed. Since we have allowed the appeal of the assessee on merits, rest of the grounds raised by assessee have not been adjudicated.

6. In the result, the appeal of the assessee stands partly allowed.

(Order pronounced in the open court on 02/11/2021) Sd/. Sd/.

  ( A. D. JAIN )                                       ( T. S. KAPOOR )
 Vice President                                      Accountant Member

Dated:02/11/2021
*Singh


Copy of the order forwarded to :
1.   The Appellant
2.  The Respondent.
3.   Concerned CIT
4.   The CIT(A)
5.   D.R., I.T.A.T., Lucknow

                                                          Assistant Registrar