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 4, Cited by 3]

Income Tax Appellate Tribunal - Pune

Mr. Nandkumar Amolchand Bafna, Pune vs Dcit, Pune on 23 June, 2017

             आयकर अपील य अ धकरण पण
                                 ु े  यायपीठ "ए" पण
                                                  ु े म 
           IN THE INCOME TAX APPELLATE TRIBUNAL
                     PUNE BENCH "A", PUNE

                   सु ी सष
                         ु मा चावला,  या यक सद य एवं
                    ी अ नल चतव
                             ु द
                               " , लेखा सद य के सम%

               BEFORE MS. SUSHMA CHOWLA, JM AND
                   SHRI ANIL CHATURVEDI, AM


      आयकर अपील सं. / ITA Nos.1587, 1588 and 1589/PUN/2013
    नधा'रण वष' / Assessment Years : 2006-07, 2007-08 and 2010-11


 Mr. Nandkumar Amolchand Bafna,
 768/10, Bafna Family House,                      .......... अपीलाथ  /
 (Dakale Niwas), Near PYC Ground,
                                                       Appellant
 Deccan Gymkhana,
 Pune - 411004.

 PAN : AEHPB8764R.

                               बनाम v/s

 Dy.Commissioner of Income Tax,
 Central Circle 2(2),                              .......... यथ  /
 PMT Commercial Complex,
                                                    Respondent
 Shankar Sheth Road,
 Pune - 411037.


     अपीलाथ  क  ओर से / Appellant by : Shri Akshay
       यथ  क  ओर से / Respondent by : Shri Anil Kumar Chaware.


सन
 ु वाई क  तार ख /                   घोषणा क  तार ख /
Date of Hearing : 22.05.2017        Date of Pronouncement: 23.06.2017


                                आदे श   / ORDER

 PER ANIL CHATURVEDI, AM :

These three appeals filed by the assessee are emanating out of a consolidated order of ld. CIT(A) - Central, Pune in PN/CIT(A)- CENTRAL/ACIT Cent. Cir2(2)/106, 107, 108/2011-12 dated 21.06.2013 for A.Ys. 2006-07, 2007-08 and 2010-11, respectively. 2

ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11

2. Before us, at the outset, Ld.A.R. submitted that though these three appeals of the assessee are for three different assessment years but the facts and issues involved in all the appeals are identical except for the A.Ys and the amounts involved and therefore, he has common submission to make and the submission made by him while arguing appeal for one year would be equally applicable to other years. He therefore submitted that all the appeals can be heard together. Ld.D.R. did not object to the aforesaid submissions of Ld.A.R. We therefore, for the sake of convenience, proceed to dispose of all the appeals together by way of consolidated order.

3. The relevant facts as culled out from the material on record are as under :-

3.1 Assessee is an individual stated to be real estate commission agent. A search action u/s 132 of the Act was carried out at the residential and office premises of Shri Ajay Bafna on 16.02.2010, wherein certain incriminating papers belonging to the assessee were found. Accordingly, a notice u/s 153C was issued on 08.02.2011 and in response to which assessee filed the return of income for A.Y. 2006- 07 on 18.05.2011 declaring total income of Rs.67,690/-. For A.Y. 2007-08 in response to notice u/s 153C, assessee filed return of income on 19.05.2011 declaring total income of Rs.2,34,980/- and for A.Y. 2010-11 assessee filed return of income on 18.05.2011 declaring total income of Rs.1,58,280/-. The case was taken up for scrutiny and for A.Ys. 2006-07 and 2007-08 the assessments were framed u/s 143(3) r.w.s. 153C vide order dt.30.12.2011 and total income was determined at Rs.1,66,100/- for A.Y. 2006-07 and Rs.15,43,350/- for 3 ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11 A.Y. 2007-08 respectively. For A.Y. 2010-11 the assessment was framed u/s 143(3) vide order dt.30.12.2011 and the total income was determined at Rs.1,20,26,670/-. Aggrieved by the orders of AO, assessee carried the matter before Ld. CIT(A) who by consolidated order dt.21.06.2013 (in appeal No. PN/CIT(A)-CENTRAL/ACIT Cent.

Cir2(2)/106, 107, 108/2011-12) dismissed the appeals of the assessee. Aggrieved by the order of Ld. CIT(A), assessee is now in appeal before us.

4. For A.Y. 2006-07 the grounds raised by the assessee in appeal No. 1587/PUN/2013 reads as under :

"1. The learned CIT(A) has erred in confirming the Order passed by the Assessing Officer and in dismissing the assessee's appeal.
2. The learned CIT(A) has erred in confirming the addition of Rs.98,411/- on account of commission earned by the assessee.
3. The learned CIT(A) has erred in not holding that the estimate of commission of 2% of the transaction was too excessive.
4. The learned CIT(A) has erred in dismissing assessee's ground against the action of the Assessing Officer in charging interest u/s 234A and 234B of the Income Tax Act without adjudicating on the same."

5. For A.Y. 2007-08 the grounds raised by the assessee in appeal No.1588/PUN/2013 reads as under :

"1. The learned CIT(A) has erred in confirming the Order passed by the Assessing Officer and in dismissing the assessee's appeal.
2. The learned CIT(A) has erred in confirming the addition of Rs.13,08,371/- on account of commission earned by the assessee.
3. The learned CIT(A) has erred in not holding that the estimate of commission of 2% of the transaction was too excessive.
4. The learned CIT(A) has erred in dismissing assessee's ground against the action of the Assessing Officer in charging interest u/s 234A and 234B of the Income Tax Act without adjudicating on the same."
4

ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11

6. For A.Y. 2010-11 the grounds raised by the assessee in appeal No.1589/PUN/2013 reads as under :

"1. The learned CIT(A) has erred in confirming the Order passed by the Assessing Officer and in dismissing the assessee's appeal.
2. The learned CIT(A) has erred in confirming the addition of Rs.1,18,68,386/- made by the Assessing Officer u/s 69C of the Income Tax Act on account of unexplained expenditure.
3. The learned CIT(A) has erred in dismissing assessee's ground against the action of the Assessing Officer in charging interest u/s 234A, 234B and 234C of the Income Tax Act without adjudicating on the same."

7. During the course of search at the business premises of Shri Ajay Bafna, certain information was collected from computer and as per the excel files certain entries were found, which are narrated at page 2 of the assessment order. The assessee was asked to provide necessary explanation. On the basis of the details found, AO noticed that assessee had purchased land for more than Rs.7 crores for Ekta Kapoor and Shobha Kapoor and the assessee was therefore asked to clarify as to how much commission he has received for the transaction. The assessee inter-alia submitted that he maintains his accounts on cash system and has not received any commission. The submission of the assessee was not found acceptable to AO as he was of the view that though there could be certain delay in getting the commission, but not receiving any commission till date was improbable and since the transactions pertains to A.Y. 2005-06 and 2006-07, the probability of not receiving any commission till the date of passing order was not correct. The total transactions from the bank account for A.Y. 2006-07 was found at Rs.49,20,552/- and he accordingly determined the commission on the transactions at 2% and made addition of Rs.98,411/-. Similar addition was made for A.Y. 5 ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11 2007-08 on the transactions of bank account for A.Y. 2007-08 of Rs.6,89,95,894/- and accordingly the commission income was determined at 2% at Rs.13,79,918/-. Aggrieved by the order of AO, assessee carried the matter before Ld.CIT(A) who upheld the order of AO by observing as under :-

"6.4 I have given careful consideration to all the facts before me. It is not disputed by the appellant that he was engaged in buying property on behalf of Ms. Ekta Kapoor and Mrs. Shobha Kapoor. It is also expressly admitted in the statement of facts filed with the appeal that the appellant was engaged in the business of 'real estate commission agent". Further, it is seen that the AO's finding that the appellant was not maintaining books of account has not been seriously contested by the appellant. Therefore, the argument that he was following cash system of accounting does not hold any merit. Under the circumstances, I do not find any reason to interfere with the AO's action of estimating the commission received by the appellant from the transactions. Moreover, an estimate of commission receipt at 2% of the total transactions during the year is not so excessive as for me to substitute the AO's judgment in this regard by my own without any rational basis. Accordingly this ground of appeal is hereby dismissed and the addition made by the AO is confirmed."

8. As far as A.Y. 2010-11 is concerned, AO noted that the summary of entries indicate that the assessee had paid cash of Rs.1,18,68,386/- to various farmers. On perusing the bank details furnished by the assessee, AO noticed that there was no corresponding withdrawals of cash for payment to the farmers from the bank account. The assessee was asked to explain the source of payment of cash more so when the summary of entries indicated as "paid cash." The assessee apart from other submissions also inter-alia submitted that no cash payment has been made by him. The submission of the assessee was not found acceptable to the AO as he was of the view that the assessee was engaged in the business of real estate and the transaction of purchase of land are not necessary always through the bank. He was also of the view that because many a times the payment to farmers whose lands are purchased are illiterate and since they do not operate bank 6 ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11 account and therefore the submission of the assessee of entire payment being made thorough bank was difficult to accept. He therefore held and concluded that assessee has incurred expenses of Rs.1,18,68,386/- in cash which is not supported by any source and accordingly, made its addition u/s 69C of the Act. The addition for A.Y. 2010-11 was confirmed by Ld. CIT(A) by observing as under :

"16.4 I have given careful consideration to all the facts before me and to the arguments and contentions presented by the learned AR on behalf of the appellant. As pointed out in my order for AY 2006-07, it is an admitted position in this case that the appellant was a real estate commission agent. It is also not denied that the appellant during the relevant period had acted on behalf of Ms. Ekta and Mrs. Shobha Kapoor. Upon careful perusal of the written submissions, particularly the alternate contentions, it is evident that the appellant's connection with the said paper and even the fact of cash having changed hands in the property transactions involving the said clients is not seriously denied by the appellant. It is only contended that the money was not that of the appellant and the appellant had made payments on behalf of the said clients. Upon a careful look, I also find that the various positions taken by the appellant in the written submissions are contradictory, even keeping in mind that they are meant to be alternate contentions without prejudice to one another. The appellant cannot state in the same breath that fie had no connection with the seized paper because they were not found in his premises, that no cash transactions were made and even if cash transactions were made, they were not the appellant's money. The AO has further pointed out that all the bank transactions mentioned the paper could be cross- verified and only the cash transactions were not found in the bank accounts. Having considered these facts carefully I am of the view that the preponderance of probability of the cash having been paid is sufficiently established. Since there has been no attempt on the part of the appellant to explain the source of the cash in his hands, the addition made by the learned AO is hereby upheld and this ground of appeal is dismissed."

Aggrieved by the order of Ld. CIT(A), assessee is now in appeal before us.

9. Before us, at the outset, Ld. A.R. submitted that as far as appeal 2006-07 and 2007-08 are concerned both the appeals are identical and he does not wish to press ground Nos.1 and 4 in both the years. 7

ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11 In view of the aforesaid submissions both the grounds are dismissed as not pressed. As far as ground Nos.2 and 3 are concerned, he submitted that both the grounds are inter-connected and therefore considered together.

10. Before us, Ld. A.R. reiterated the submissions made before AO and Ld. CIT(A) and further submitted that the addition has been made on the basis of presumption that assessee would have earned commission on the transaction of purchase of land without there being any supporting document. He therefore submitted that no addition u/s 69C can be made on the basis of presumption. As an alternative submission, he submitted that the estimate of commission made at 2% is on a higher side and that it may be reduced at such percentage as deemed fit by the Hon'ble Bench.

11. With respect to addition made by AO in A.Y. 2010-11 and confirmed by Ld. CIT(A), he submitted that the entire addition is based on the basis of surmises and is not supported by any evidence on record. He further submitted that the provision u/s 69C is not applicable as assessee has not incurred any expenditure during the year. He further submitted that since the payments are not made by the assessee but have been made on behalf of Kapoor family, expenditure cannot be added in the hands of assessee. He further submitted that if the Revenue seeks to hold that the assessee had made payment, heavy onus lies upon Revenue to prove the fact of payment by bringing cogent material on record and for this proposition, he relied on the decision of Hon'ble Delhi High Court in the case of CIT Vs. Naresh Khattar (HUF) reported in 261 ITR 664 (Del) 8 ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11 669, decision in the case of CIT Vs. Bajrang Lal Bansal reported in 335 ITR 572 (Del) and the decision of Hon'ble Supreme Court in the case of K.P. Varghese Vs. ITO, Ernakulam and another reported in 131 ITR 597 615 (SC). He therefore submitted that no addition in the present case is called for. Ld. D.R. on the other hand supported the order of lower authorities.

12. We have heard the rival submissions and perused the material on record. The issue in the present appeals is the additions made u/s 69C of the Act. As far as A.Y. 2006-07 and 2007-08 are concerned, the addition of commission income has been made by presuming that the assessee would have earned commission of 2%. We find that ld. CIT(A) while upholding the addition has noted that assessee is engaged in the business of "real estate commission agent" and the assessee was not maintaining the books of accounts. The aforesaid findings of ld. CIT(A) has not been controverted by Ld.A.R before us. Further, on the other hand, it is the submission of Ld.A.R. that the addition is made on the basis of surmise and alternatively if any addition is required to be made, the same be estimated at a reasonable figure as the present estimate of 2% is on a higher side. The aforesaid submission of the assessee has not been controverted by Revenue. Considering the alternative submission of assessee and the totality of the facts in the present case, we are of the view that addition of commission of Rs.50,000/- (for A.Y. 2006-07) and of Rs.70,000/- (for A.Y. 2007-08) made would meet the ends of justice. We therefore direct so. Thus the grounds of assessee are partly allowed.

9

ITA No.1587, 1588 & 1589/PUN/2013 AY.No.2006-07, 2007-08 & 2010-11

13. As far as the issue of addition u/s 69C for A.Y. 2010-11 is concerned, we find that the addition has been made by AO which is not supported by any evidence of the expenditure being incurred in cash and which are debited in the books of assessee. Section 69C of the Act pertains to unexplained expenditure and provides that where in any financial year an assessee has incurred any expenditure and he offers no explanation about the source of such expenditure or part thereof, or the explanation, if any offered by him is not in the opinion of the AO satisfactory, the amount covered by such expenditure or part thereof, would be deemed to be the income of the assessee for such financial year. Thus, it can be seen that application of Sec.69C requires incurring of expenditure for which assessee offered no explanation about the source of the explanation which is offered is not found satisfactory. In the present case, assessee has not claimed deduction of expenditure. In such a situation, we are of the view that provisions of Sec.69C are not attracted. We accordingly direct the deletion of addition. Thus, the ground is allowed.

14. In the result, the appeal of assessee for A.Y. 2006-07 and 2007-08 are partly allowed and for A.Y. 2010-11 is allowed.

Order pronounced on the 23rd day of June, 2017.

             Sd/-                              Sd/-
      (SUSHMA CHOWLA)                    (ANIL CHATURVEDI)
  या यक सद य / JUDICIAL MEMBER     लेखा सद य / ACCOUNTANT MEMBER



पुणे Pune;  दनांक Dated : 23rd June, 2017.

Yamini
                                    10
                                              ITA No.1587, 1588 & 1589/PUN/2013
                                                AY.No.2006-07, 2007-08 & 2010-11




आदे श क) * त+ल,प अ-े,षत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. The CIT(A) Central, Pune.
4. The CIT-Central, Pune.
5 #वभागीय &त&न'ध, आयकर अपील य अ'धकरण, "ए" / DR, ITAT, "A" Pune;
6. गाड+ फाईल / Guard file.

आदे शानस ु ार/ BY ORDER,स // True Copy // सहायक रिज01ार/ Assistant Registrar, आयकर अपील य अ'धकरण ,पुणे / ITAT, Pune.