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 17, Cited by 0]

Income Tax Appellate Tribunal - Rajkot

Shri Vinodkumar Hiralal Raja,, Rajkot vs The Income Tax Officer, Intl. Taxn., ... on 20 December, 2023

               IN THE INCOME TAX APPELLATE TRIBUNAL
                        RAJKOT BENCH, RAJKOT
                  (Conducted through E-Court at Ahmedabad)
       BEFORE SHRI WASEEM AHMED, ACCOUNTANT MEMBER &
          SHRI SIDDHARTHA NAUTIYAL, JUDICIAL MEMBER
                           I.T.A. No.50/Rjt/2018
                        (Assessment Year: 2006-07)
Shri Vinodkumar Hiralal Raja,       Vs. The Income Tax Officer,
811, Prabhat Complex - 2,                International Taxation,
B/h. Bahumali Bhavan,                    Rajkot
Race Cource, Rajkot
[PAN No.AJUPR7185C]
            (Appellant)             ..              (Respondent)

                           I.T.A. No.51/Rjt/2018
                        (Assessment Year: 2006-07)
Smt. Pratimaben Vinodkumar Raja, Vs. The Income Tax Officer,
811, Prabhat Complex - 2,                International Taxation,
B/h. Bahumali Bhavan,                    Rajkot
Race Cource, Rajkot
[PAN No.AMJPR3546F]
            (Appellant)             ..              (Respondent)
         Appellant by :      Shri R. D. Lalchandani, A.R.
         Respondent by:      Shri Shramdeep Sinha, CIT DR
         Date of Hearing                       13.12.2023
         Date of Pronouncement                 20.12.2023

                                    ORDER

    PER SIDDHARTHA NAUTIYAL, JM:

Both the appeals have been filed by the assessees against the order passed by the Ld. Commissioner of Income Tax-13, (in short "Ld. CIT(A)"), Ahmedabad in Appeal No. CIT(A)-13/Intl. Taxn./Ahd/35/2016- 17 and Appeal No. CIT(A)-13/Intl. Taxn./Ahd/36/2016-17 vide order dated 22.12.2017 passed for Assessment Year 2006-07. Since the facts and issues ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -2- for consideration are similar for both the appeals under consideration, both the cases are being disposed of by way of a common order.

2. The assessee has taken the following grounds of appeals:-

ITA No. 50/Rjt/2018
"1. The Commissioner of Income Tax erred in upholding the addition of Rs. 9,15,56,045/- as unexplained investment under section 69 of the Act. The confirmation of the addition is not justified.
2. Without prejudice to ground no 1, The Commissioner of Income Tax (Appeals) erred in upholding that the amount received by a Non Resident from sources out of India was taxable in India.
3. The Commissioner of Income Tax (Appeals) erred in upholding the addition of Rs 1000000 under the provisions of section 68 of the Act. The confirmation of the addition is not justified."
ITA No. 51/Rjt/2018
"1. The Commissioner of Income Tax erred in upholding the addition of Rs. 3,93,68,064/- as unexplained investment under section 69 of the Act. The confirmation of the addition is not justified.
2. Without prejudice to ground no 1, The Commissioner of Income Tax (Appeals) erred in holding that the amount received by a Non Resident from sources out of India was taxable in India."

We shall first take up the case of Shri Vinodkumar Hiralal Raja (ITA No. 50/Rjt/2018) and the observations made therein would apply to the case of Smt. Pratimaben Vinodkumar Raja (ITA No. 51/Rjt/2018) as well.

3. The brief facts of the case are that the assessee had invested a sum of Rs. 10,61,58,177/- in Mutual Funds during the year under consideration. A notice under Section 148 of the Act was issued on 12.03.2013 and assessee ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -3- filed return of income declaring income at Rs. 2,21,271/- and claimed exempt income of Rs. 33,22,644/- being dividend income. The assessment was finalized at Rs. 9,28,77,320/- after making addition of Rs. 9,15,56,045/- being unexplained investment under Section 69 of the Act and Rs. 10 lakhs under Section 68 of the Act, being unexplained cash credits.

4. Before the CIT(A), the assessee submitted that the assessee is a non- resident as defined under Section 2(30) of the Act and the "non-resident"

status of the assessee has not been disputed by the Assessing Officer. Further, the assessee submitted that the entire funds had come from his son's overseas accounts and both the assessee and his son are non-residents during the relevant previous year, and the aforesaid facts have not been disputed by the Department at any stage. The assessee submitted that since the assessee is a non-resident and he had received funds through banking channel in his NRE account from his son, who also was a non-resident residing in UK and therefore since no income had accrued or received or earned in India, no addition can be made under Section 69 of the Act simply on account of investments being made in India in Mutual Funds from the assessee's NRE account. The assessee also filed Passport copy and income tax return of his son Mr. Binoy Raja for the impugned assessment year in which the return of income had been filed in the status of "non-resident"

and showing taxable income of Rs. 75,62,097/- and exempt income of Rs. 15,41,064/-. The assessee also furnished certificates and confirmations from Kotak Mahindra Bank to show that the investments in Mutual Funds were made from remittances received by the assessee from his son and the accounts were NRI accounts. The assessee submitted that the purported ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -4- investments in Mutual Funds were made from remittances received from his son who has earnings from Spain, UK and parts of Europe i.e. outside India. It was submitted that all the family members i.e. the assessee, his son, his wife and sister, were all NRIs for the impugned year under consideration and for earlier assessment years as well. Accordingly, it was submitted that no addition can be made to the income of the assessee under Section 69 of the Act in the instant facts.

5. In appeal, Ld. CIT(A) did not accept the contention of the assessee for the reason that the assessee had submitted that his son Mr. Binoy Raja had earned income from M/s. Bull Run Inc. (UK), however, the aforesaid company was facing liquidity crisis since a long time and was not in any active business. Accordingly, the assessee could not produce any evidence regarding income earned from said company i.e. M/s. Bull Run Inc. of UK by the son of the assessee. Though Ld. CIT(A) agreed that funds from outside India were transferred in the NRE account of the assessee out of which investment of Rs. 9,15,56,045/- has been made in Mutual Funds, however, the assessee has not been able to establish that the alleged amount was received by the assessee from his son since the company for which was son were working (Bull Run Inc. of UK) was not operational during the period under consideration. Ld. CIT(A) held that argument of the assessee that fund has been credited in the NRE account of the assessee as per RBI norms and transfer of funds from one NRE account to another NRE account cannot be taxed in India cannot be accepted since source of such funds has not been substantiated by any evidence and mere transfer within RBI Guidelines cannot discharge the assessee from proving the source of income ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -5- as per Income Tax provisions. Accordingly, Ld. CIT(A) confirmed the addition with the following observations:-

"6.2.4 In the entirety of the above discussion, it is concluded that the appellant has failed to establish genuineness of the transaction and source of funds transferred in his account with corroborative evidence and hence addition made by Assessing Officer for Rs. 9,15,56,045/- hereby held justified and is confirmed. Relevant ground of appeal is dismissed."

6. The assessee is in appeal before us against the aforesaid additions confirmed by Ld. CIT(A).

7. Before us the Counsel for the assessee submitted that in the instant facts, Department has not disputed that the assessee is a non-resident Indian during the impugned year under consideration. Further, during the impugned year under consideration, the assessee had received certain amount from a non-resident account of his son Mr. Binoy Raja into his NRE bank account in India as per RBI Guidelines. The son of the assessee Mr. Binoy Raja is also a non-resident and residing in UK. It was submitted that all the remittances were made through banking channels from the non- resident account of the son of the assessee's NRE account held in India, as per RBI Guidelines. The non-residential status of both the assessee and his son have not been disputed by the Department and it is not in dispute that all the transactions were made through banking channels. Accordingly, the submissions of the Ld. Counsel for the assessee was that since both the assessee and his son are non-residents, the transfers had been made into NRE bank account of the assessee held in India through another non- resident account of the assessee's son and no income arose in India and ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -6- therefore, there is no question of invocation of Section 69 of the Act in the aforesaid circumstances.

8. In response, Ld. D.R. relied on the observations made by the Ld. CIT(A) in the appellate order.

9. We have heard the rival contentions and perused the material on record. In the instant facts, certain points are noteworthy. The assessee is a non-resident during the impugned year under consideration holding a UK Passport. Further, the amounts in question were transferred to the assessee's NRE bank account by way of wire transfer from the account of the assessee's son, Mr. Binoy Raja, who is also a resident of UK. All the transactions have been carried out through banking channels as per RBI Guidelines. The NRI status of the assessee Shri Vinodkumar Hiralal Raja and his son Mr. Binoy Raja has not been disputed by the Department at any stage of the proceedings and admittedly, both the assessee and his son are residents of UK for the impugned year under consideration, and also for the earlier assessment years. The only reason on the basis of which the additions have been made are that the assessee has not been able to explain the source of funds received by the assessee in his NRE account (although it has not been disputed that the aforesaid amount has been received by way of wire transfer from another NRE account of the assessee's son). It would be useful to refer to the case of Tarun Kumar Sarkar 84 taxmann.com 91 (Kolkata - Trib.), wherein the ITAT held that where foreign employer directly credited salary for services rendered outside India into NRE bank account of non-resident seafarer in India, same could not be brought to tax ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -7- in India in terms of section 5 of the Act. The ITAT observed as below, while passing the order:

"It is found that the impugned issue has been duly addressed by the CBDT Circular No. 13/2017, dated 11-4-2017 as rightly relied upon by the assessee.[Para 11] A perusal of the Circular referred to above shows that salary accrued to a non- resident seafarer for services rendered outside India on a foreign going ship (with Indian flag or foreign flag) shall not be included in the total income merely because the said salary has been credited in the NREaccount maintained with an Indian bank by the seafarer. Remittances of salary into NREAccount maintained with an Indian Bank by a seafarer could be of two types : (i) Employer directly crediting salary to the NREAccount maintained with an Indian Bank by the seafarer ; (ii) Employer directly crediting salary to the account maintained outside India by the seafarer and the seafarer transferring such money to NREaccount maintained by him in India. The latter remittance would be outside the purview of provisions of section 5(2)(a), as what is remitted is not 'salary income' but a mere transfer of assessee's fund from one bank account to another which does not give rise to 'Income'. It is not clear as to whether the expression 'merely because' used in the Circular refers to the former type of remittance or the latter. To this extent the Circular is vague.[Para 11.1]"

10. In the case of Shri Vijaykumar Vasantbhai Patel in ITA No. 40/Ahd/2021, the ITAT Ahmedabad held that addition under Section 69 of the Income Tax Act as unexplained investment is unsustainable as the investment is out of the NRI Repatriation funds came outside India and which is not taxable in India. In this case, the assessee is an individual and Non-Resident Indian. For the Assessment Year 2009-10, the Assessing Officer came in possession of the information that the assessee had made investment of Rs. 23,06,83,200/- in Fortis Mutual Fund (later renamed as BNP Paribas Mutual Fund) and this was neither disclosed in the Return of Income filed by the assessee nor disclosed during the assessment proceedings. Therefore a notice under Section 148 was issued on 03.11.2014. The AO treated the amount of Rs. 23.06 crores as unexplained investment under Section 69 of the Act and added as the assessee's income. In appeal, Ld. CIT(Appeals) deleted the addition after calling for remand ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -8- report. In further appeal by Department, ITAT Ahmedabad dismissed the appeal of the Department, with the following observations:

"4.1. Though both the parties have raised various grounds in their respective appeal and Cross Objection. The short point is to be decided is whether the investment made by the assesse of Rs. 23.06 crores in Mutual Fund is assessable to tax in India. The assessee has proved beyond doubt that he is a Non-Resident Indian who borrowed for loans from Standard Chartered Bank, Chennai NRE Account. This is evident from Ld. CIT(A)'s order at Para 5.7 that from the letter dated 27.08.2008 from Manager Credit Operation addressed to the assessee at his address outside India, it is seen that the assessee was granted term loan of USD 44,80,000/- at the rate of 0.60% and that an amount of Rs. 23,06,83,200/- deposited on 29.08.2008 in the Standard Chartered Bank, Rajaji Salai, Chennai (account No. 427-1-029798-6 savings account in INR) and the amount was transferred on the same day for investment in the mutual fund. Thus it is clear the source of the fund is from outside India and not taxable in India. The assessee could not produce these documents during time barring period of reassessment, when the same were more than six years old documents to be obtained from the bankers. Therefore the Ld. CIT(A) directed the Assessing Officer to obtain from the assessee, the certified True Copies of the above documents from Standard Chartered Bank and the assessee shall bound to furnish the same, before the Assessing Officer while giving effect to the appellate order. The ld. CIT(A) further directed the A.O. having satisfied himself that the source of such investment is from outside India shall delete the addition made by him. We do not find any infirmity in the direction issued by the Ld. CIT(A). The Ld. CIT(A) having satisfied with the copies of the documents submitted by the assessee, has taken a conscious decision to delete the additions, since the funds are NRI Repatriation funds came outside India and is not taxable in India. Further the assessee also produced before us a copy of giving effect order dated 04.11.2020 passed by the Assessing Officer deleting the addition made by him."

11. In this case of Iqbal Ismail Virani 128 taxmann.com 181 (Panaji - Trib.), the ITAT held that money brought in India by non-resident for investment or for other purpose is not liable to tax under provisions of Act and question of assessment to income-tax arises only when there is no evidence to show that amount in question in fact represents remittance from abroad. The ITAT made the following relevant observations in this regard:

"24. There is yet another reason as to why the impugned addition cannot be sustained. Admittedly, the subject properties were acquired by the appellant by way of remittances from the appellant himself from abroad. From the material on record, it is clear that the deposits were made in Bank of Baroda, Dubai in the account ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07 -9- belonging to appellant himself. Therefore, it can be said to be that money was received by the appellant for the first time in Dubai, and the income, if any, had accrued at Dubai only. Once it is received by the party entitled to it, in respect of any subsequent dealing with the said amount, it cannot be said to be received on that occasion, kindly refer to 14 ITR 10 (Bom.). Subsequently, the term "receipt" had been interpreted to mean that the first occasion when the recipient gets the money on his own control. Once an amount is received as income, any remittance or transmission of the amount to another place does not result in "receipt", within the meaning of this clause at the other place (see, Pondicherry Rly. Co. v. CIT [1931] 1 Comp Case 314 (Mad); CIT v. Diwan Bahadur S.L. Mathias [1939] 7 ITR 48 (PC). The observations made by the privy council in the above cases was quoted with approval by Hon'ble Supreme Court in the case of Keshav Mills Ltd. v. CIT [1953] 23 ITR 230 wherein it was held as follows :--
"It was clear that under these circumstances there was no receipt of the moneys at all, either actual or constructive, in cash or in kind, by actual payment or by adjustment or settlement of accounts. There was also no scope for the argument that even though these sums might not be said to be either actually or constructively received they should be "deemed to be received". The expression "deemed to be received" only means deemed by the provisions of the Act to be received. An amount cannot be "deemed to be received" merely by the volition or sweet will of an individual. The profits earned which were credited in the books of account according to the mercantile system of accounting were at best "treated as having been received"

which is neither "received" nor "deemed to be received" and therefore not within the purview of section 4(1)(a) of 1922 Act. It is true that the words used in section 4(1)(a) of 1922 Act relate to the first receipt after the accrual of the income. Once it is received by the party entitled to it, in respect of any subsequent dealing with the said amount it cannot be said to be "received" as income on that occasion. The "receipt" of income refers to the first occasion when the recipient gets the money under his own control. Once an amount is received as income, any remittance or transmission of the amount to another place does not result in "receipt", within the meaning of this clause, at the other place. If therefore the income, profits or gains have been once received by the assessee even though outside British India they do not become chargeable by reason of the moneys having been brought in British India, because what is chargeable is the first receipt of the moneys and not a subsequent dealing by the assessee with the said amount. In that event they are brought by the assessee as his own moneys which he has already received and had control over and they cease to enjoy the character of income, profits or gains. In the instant case the moneys were neither received by the company nor could be deemed to have been received by it when the entries were made in the books of account at Petlad. They had merely accrued or arisen to it and so far as the receipt thereof was concerned they were first received in British India when they were received by J or by the various banks or shroffs in British India through whom the railway receipts were negotiated. The first receipt of the moneys was therefore when they were paid as such by the merchants to J or to the various banks or shroffs as above. What were paid by the merchants to these several parties were the sale proceeds of the goods which had been sold and delivered by the company to them and they were received within the meaning of section 4(1)(a) of 1922 Act by these several parties on behalf ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 10 -

of the assessee in British India at the time when these payments were made by the merchants to them."

25. The above ratio of the Hon'ble Supreme Court in the case of Keshav Mills Ltd. (supra) was reiterated in series of decisions like Smt. Tarulata Shyam v. CIT [1977] 108 ITR 345 (SC); CIT v. Dharamdas Hargovandas [1961] 42 ITR 427 (SC); Benares State Bank Ltd. v. CIT [1970] 75 ITR 167 (SC). This position of law also been accepted by the CBDT vide para 2 of the CBDT Circular No. 5 in [F.No.73A/2(69)-IT (A-II)], dated 20-2-1969. which extracted below :-

"Migrant assessee - Money remitted to India through banks - Enquiries by Income- tax Officers regarding origin of money - Instructions regarding. It has been represented to the Board that persons of Indian origin residing abroad but intending to return to India and settle here permanently, apprehend that the money brought in or remitted from abroad by such persons might be subjected to income-tax in India. The apprehension appears to be due to lack of information regarding the correct legal position about the taxability of the remittances of money from abroad. The general position, in this regard, is clarified below :
(2) Money brought into India by non-residents for investments or other purposes is not liable to Indian income-tax. Therefore, there is no question of a remittance into the country being subjected to income-tax in India. The question of assessment to tax arises only when there is no evidence to show that the amount, in question, in fact, represents such remittance. In other words, in the absence of proper supporting evidence, the taxpayers' story that the money has been brought into India from outside may be disbelieved by the Income-tax Officer who may then proceed to hold that the money had in fact been earned in India.
(3) If the money has been brought into India through banking channels or in the form of assets like plant and machinery or stock-in-trade, for which the necessary import permits had been obtained, no questions at all are asked by the Income-tax Officers as to the origin of the money or assets brought in. It is only in cases where the money is claimed to have been brought from outside otherwise than through banking channels and there is no evidence regarding the transfer of money, that the department has to make enquiries about the source thereof. Even in these cases, having regard to the difficulties experienced by persons migrating from Pakistan, Burma and East African countries, instructions have been issued to the Income-tax Officers that such claims should be freely admitted up to the limit of Rs. 50,000 in each case provided the following conditions are satisfied:--
(a) The assessee migrated to India on or after the dates mentioned below from the countries shown against each and had no source of income in India :
(i) 30-7-1962 Mozambique (vide Min. of Finance Press Note dated 22-5-1967).
(ii) 1-11-1963 (Sic.) Zanzibar, Kenya, Tanzania and Uganda (vide Min. of Finance Press Note dated 22-5-1967).
(iii) 1-1-1964 East Pakistan and Burma (vide Min. of Finance Press Note dated 25-6-1964/22-5-1965).

ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 11 -

(iv) 1-10-1965 West Pakistan (vide Min. of Finance Press Note dated 3-2-1969).

(b) He had sufficient resources in the foreign country.

(c) He had no source of income either in India or in any foreign country, other than the country from which he migrated, prior to migration, and he was not assessed as 'Resident' in India, either for the assessment year preceding the year in which he migrated or for earlier years; and

(d) The amount brought in has been duly introduced in the books regularly maintained in India and an intimation of such introduction is given to the Income-tax Officer within two months of the migrant's arrival.

4. Cases not covered by the preceding paragraph, namely,

(a) where the money (in the case of Mozambique, Zanzibar, Kenya, Tanzania, Uganda, East Pakistan and Burma) and money and/or the personal jewellery (in the case of West Pakistan) claimed to have been brought exceeds Rs. 50,000; or

(b) where the assessee had some sources of income either in India or in any foreign country, other than the one from which he had migrated, prior to migration; or

(c) where the assessee was assessed as Resident in India either for the assessment year preceding the year of his/her migration or in the earlier years, will not be entitled to any special concession. Thus, any claim by such migrants that the funds or the jewellery have been brought from the abovementioned countries, will be accepted only if the persons concerned produce adequate evidence to show that they had sufficient funds/wealth in those countries and that the transfer of the cash/jewellery to India, can directly be linked with the said funds or wealth. In other words, these migrants will have to lead proper evidence like any other assessees, about the source of the cash/jewellery alleged to have been brought by them from these countries. In support of the claim that they had sufficient funds in those countries, they might produce before the income-tax authorities in India, their bank accounts in those countries as also copies of the assessment orders passed in their cases by the income-tax authorities of those countries. The migrants would also then be required to prove that the amounts brought into India can directly be linked with the funds which they had possessed in those countries."

26. The position that emerges from the CBDT Circular as well as the Hon'ble Supreme Court's decision in the case of Keshav Mills Ltd. (supra) is that the money brought in India by Non-Resident for investment or for other purpose is not liable to tax under the provisions of the Income-tax Act. The question of assessment to income tax arises only when there is no evidence to show that amount is question in fact represents remittance from abroad. Admittedly, in the present case, there is ample evidence on record demonstrating that the amounts in question represents remittance from abroad by the appellant himself. The rational behind this legal proposition is that the word "receipt" implies two persons viz. the person who receives and the person from whom he receives; a person cannot receive a thing from himself.

ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 12 -

27. Admittedly, the appellant herein is Non-Resident for the last 30 years for income tax purpose and citizen of USA. The scope of tax liability of Non-Resident is required to be considered in the light of sections 4 and 5 of the Income-tax Act. The relevant provisions of the Act are extracted as under :--

"4. Charge of income-tax.--(1) Where any Central Act enacts that income-tax shall be charged for any assessment year at any rate or rates, income-tax at that rate or those rates shall be charged for that year in accordance with, and subject to the provisions (including provisions for the levy of additional income-tax) of, this Act in respect of the total income of the previous year of every person:
Provided that where by virtue of any provision of this Act income-tax is to be charged in respect of the income of a period other than the previous year, income-tax shall be charged accordingly.
(2) In respect of income chargeable under sub-section (1), income-tax shall be deducted at the source or paid in advance, where it is so deductible or payable under any provision of this Act.
        **     **        **
Scope of total income.
5. (1) Subject to the provisions of this Act, the total income of any previous year of a person who is a resident includes all income from whatever source derived which--

(a) is received or is deemed to be received in India in such year by or on behalf of such person ; or

(b) accrues or arises or is deemed to accrue or arise to him in India during such year ; or

(c) accrues or arises to him outside India during such year :

Provided that, in the case of a person not ordinarily resident in India within the meaning of sub-section (6) of section 6, the income which accrues or arises to him outside India shall not be so included unless it is derived from a business controlled in or a profession set up in India.
(2) Subject to the provisions of this Act, the total income of any previous year of a person who is a non-resident includes all income from whatever source derived which--
(a) is received or is deemed to be received in India in such year by or on behalf of such person ; or
(b) accrues or arises or is deemed to accrue or arise to him in India during such year.

Explanation 1.--Income accruing or arising outside India shall not be deemed to be received in India within the meaning of this section by reason only of the fact that it is taken into account in a balance sheet prepared in India.

ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 13 -

Explanation 2.--For the removal of doubts, it is hereby declared that income which has been included in the total income of a person on the basis that it has accrued or arisen or is deemed to have accrued or arisen to him shall not again be so included on the basis that it is received or deemed to be received by him in India."

28. The provisions of sub-section (2) of section 5 provides that the Non-Resident is liable to tax in respect of (a) income received or deemed to be received in India and

(b) income which accrues or arises or is deemed to be accrued or arise to him in India. Considering the totality of facts situation of the case on hand, it can be safely concluded that the remittance received from the appellant's account Bank of Baroda, Dubai to appellant's account to SBI NRE SB Account, Mapusa, Goa or remittance to the vendors of the properties is neither income received or deemed to received in India or nor was accrued or arisen or deemed to be accrued or arisen in India, therefore, the question of chargeability to income tax in India does not arise. Therefore, the CBDT Circular cited supra also supports the case of the assessee. In the case involving identical facts, the Co-ordinate Bench of the Chennai Tribunal in the case of Smt. Susila Ramasamy (supra) referring to the CBDT Circular No. 5 dated 20-2-1969 (supra) held the same view.

29. Admittedly, the appellant herein is Non-Resident Indian for income tax purpose for last 30 years. As noted by us (supra), an Indian resident is liable to tax in respect of income received or deemed to be received in India and income which accrues or arises or deemed to be accrued or arisen in India. In the preceding paragraphs, we held that the impugned addition does not represent either income received or deemed to be received in India or income accrued or arisen or deemed to be accrued or arisen in India. The remittance brought to India which are subject matter of impugned additions are obviously income received at first instance outside taxable territories of India or accrued or arisen outside taxable territories of India. Therefore, it is beyond the scope of jurisdiction of the Assessing Officer to go into the source of income earned outside taxable territories of India, once the Assessing Officer is satisfied that the source of money for acquisition of property represent remittance from the abroad from the appellant himself. Therefore, rejection and acceptance of explanation given as to the source of credits in the bank account of Bank of Baroda, Dubai is totally immaterial and had no relevance at all, as the Assessing Officer was not concerned about the taxability or otherwise of income received or accrued and arisen outside the taxable territories of India to Non-Resident. Therefore, the fact that the lower authorities had rejected the explanation as to the sources of credits in the Bank of Baroda, Dubai account does not come in the way of deleting the impugned additions. This is more so, in view of the fact that there is no material on record to show that the appellant had diverted the income which escaped the assessment to tax in India to deposit the money in the Bank of Baroda, Dubai account, in fact, it is not even the case of the Assessing Officer that the appellant had indulged in round tripping of money and there is no allegation as such against the appellant.

30. Therefore, in our considered opinion, the lower authorities not accepting the explanation offered by the assessee is not based on proper appreciation of material on record and other attending circumstances available on record. It is needless to say that the opinion of the Assessing Officer is required to be formed with reference ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 14 -

to the material on record and application of mind in sin qua non for forming the opinion as held by the Hon'ble Supreme Court in the case of CIT v. P. Mohanakala [2007] 161 Taxman 169/291 ITR 278. In the present case, there is total lack of application of mind, the Assessing Officer had not formed the opinion objectively with reference to any material on record and is merely based on the surmises and conjectures. We fail to understand as to why the Assessing Officer, having rightly taken note of the correct legal position governing the credits in the bank account i.e. he had chosen to bring the same to tax u/s 68 of the Act instead of section 69 of the Act. This itself goes to show the mala fides on the part of the Assessing Officer, perhaps he intends to assess to tax in the hands of the appellant under more vigorous the provisions of section 68 of the Act than provisions of section 69 of the Act. In the circumstances, we are of the considered opinion that the addition made by the Assessing Officer cannot be sustained and the orders of both the Assessing Officer and the ld. CIT(A) are hereby set-aside. We direct the Assessing Officer to delete the impugned additions.

31. In the result, the appeal of the assessee stands allowed."

12. In the case of Hemant Mansukhlal Pandya 100 taxmann.com 280 (Mumbai - Trib.), ITAT held that where additions were made to income of assessee, who was a non-resident since 25 years, since, no material was brought on record to show that funds were diverted by assessee from India to source deposits found in foreign bank account, impugned additions were unjustified.

13. In the case of Madhusudan Rao 57 taxmann.com 262 (Hyderabad

- Trib.), ITAT held that provisions of section 5 do not permit taxation of amounts remitted to India from sources outside India which are not incomes under provisions of Act. The ITAT in this case held that where assessee, an NRI, received a certain sum from his own account outside India through proper banking channels with necessary statutory approvals, income could not be said to accrue or arise in India. The ITAT further held that the provisions of section 68 or 69 would be applicable in case of non-resident only with reference to those amounts whose origin of source can be located in India. Since assessee had remitted his own funds abroad to ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 15 -

India, said inward remittance could not be considered as unaccounted income of assessee under sections 68 and 69. Where assessee transferred his own fund from outside of India, said fund could not represent his unexplained investment under Section 69A of the Act.

14. In the case of Smt. Susila Ramasamy 37 SOT 146 (Chennai), the ITAT held that in case of remittances by way of banking channel onus on assessee under Section 69 stands discharged, and, therefore, section 5(2)(b) does not apply.

15. In view of the instant facts and the judicial precedents cited, above we are of the considered view that Ld. CIT(A) has erred in facts and law in confirming the additions made by the assessee received by way of wire transfer from NRE account of his son in UK to assessee's NRE account from which investments were made into Mutual Funds. In our considered view, in the instant facts, no addition is sustainable under Section 69 of the Act.

16. In the result, Ground No. 1 of the assessee's appeal is allowed.

17. Ground No. 3 (Addition of Rs. 10 lakh under Section 68 of the Act) is similar to Ground No. 1 of the assessee's appeal. In view of our observations made in Ground No. 1 of the assessee's appeal, Ground No. 3 of the assessee's appeal is also allowed.

ITA Nos.50&51/Rjt/2018 Shri Vinodkumar Hiralal Raja vs. ITO & 01 other Asst.Year -2006-07

- 16 -

Smt. Pratimaben Vinodkumar Raja (ITA No. 51/Rjt/2018)

18. Since the facts and issues for consideration are similar to that in ITA No. 50/Rjt/2018, the observations made by us in the preceding paragraphs would apply to this appeal as well.

19. In the result, the appeal of the assessee is allowed.

20. In the combined result, appeals of the assessee are allowed in ITA Nos. 50/Rjt/2018 and 51/Rjt/2018.

     This Order pronounced in Open Court on                                                      20/12/2023


                     Sd/-                                                                     Sd/-
 (WASEEM AHMED)                                                           (SIDDHARTHA NAUTIYAL)
ACCOUNTANT MEMBER                                                            JUDICIAL MEMBER
Ahmedabad; Dated 20/12/2023
TANMAY, Sr. PS                            TRUE COPY
आदे श क    त ल प अ े षत/Copy of the Order forwarded to :
1.     अपीलाथ  / The Appellant
2.        यथ  / The Respondent.
3.      संबं धत आयकर आयु त / Concerned CIT
4.      आयकर आयु त(अपील) / The CIT(A)-
5.       वभागीय    त न ध, आयकर अपील!य अ धकरण, राजोकट / DR, ITAT, Rajkot
6.      गाड' फाईल / Guard file.
                                                                                                आदे शानस
                                                                                                       ु ार/ BY ORDER,

                                                                                    उप/सहायक पंजीकार Dy./Asstt.Registrar)
                                                                         आयकर अपील य अ धकरण, राजोकट / ITAT, Rajkot

          1.  Date of dictation 19.12.2023

2. Date on which the typed draft is placed before the Dictating Member 20.12.2023

3. Other Member.....................

4. Date on which the approved draft comes to the Sr.P.S./P.S 20.12.2023

5. Date on which the fair order is placed before the Dictating Member for pronouncement .12.2023

6. Date on which the fair order comes back to the Sr.P.S./P.S 20.12.2023

7. Date on which the file goes to the Bench Clerk 20.12.2023

8. Date on which the file goes to the Head Clerk..........................................

9. The date on which the file goes to the Assistant Registrar for signature on the order..........................

10. Date of Despatch of the Order..........................................