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 5, Cited by 0]

Income Tax Appellate Tribunal - Gauhati

Anup Trade And Transport (P) Ltd.,, ... vs Deputy Commissioner Of Income Tax, ... on 1 May, 2023

                                          ITA No. 59/GAU/2020
                                        Assessment Year: 2015-2016
                                        Anup Trade And Transport (P) Limited

     IN THE INCOME TAX APPELLATE TRIBUNAL,
      KOLKATA-GUWAHATI 'e-COURT', KOLKATA
               [Virtual Court Hearing]


    Before Shri Rajpal Yadav, Vice-President (KZ)
                          &
       Dr. Manish Borad, Accountant Member


                 I.T.A. No. 59/GAU/2020
               Assessment Year: 2015-2016

Anup Trade And Transport (P) Limited,...... Appellant
7102A, Neha Apartment,
S.J. Road, Guwahati-781001, Assam
[PAN:AACCA4363P]

    -Vs.-

Deputy Commissioner of Income Tax,........Respondent
Circle-4, Guwahati,
Aayakar Bhawan, G.S. Road,
Christian Basti, Guwahati-781005, Assam

Appearances by:
Shri S.P. Bhati, FCA, appeared on behalf of the assessee
Shri N.T. Sherpa, JCIT, appeared on behalf of the Revenue

Date of concluding the hearing : February 02, 2023
Date of pronouncing the order : May 01, 2023

                            O R D E R

Per Rajpal Yadav, Vice-President (KZ):-

The assessee is in appeal before the Tribunal against the order of ld. Commissioner of Income Tax 1 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited (Appeals), Guwahati-2, dated 31.01.2020 passed for Assessment Year 2015-16.

2. The assessee has taken four grounds of appeal. However, its grievances revolve around a single issue, namely ld. CIT(Appeals) has erred in confirming the addition of Rs.20,00,000/-, which was added by the ld. Assessing Officer with the aid of Section 68 of the Income Tax Act.

3. Brief facts of the case are that the assessee has filed its return of income electronically on 30.09.2015 declaring total income of Rs.2,07,18,250/-. The case of the assessee was selected for scrutiny assessment and a notice under section 143(2) was issued and served upon the assessee. The ld. Assessing Officer has observe d that he had received information from ITO, Ward-4(3), Kolkata containing that M/s. Amtek Financial Consultants Pvt. Limited had advanced unsecured loans to the assessee during A.Y. 2015-16 and received interest on unsecured loans. The ITO, Ward-4(3), Kolkata further communicated to the ld. Assessing Officer of the assessee that during the course of regular assessment proceedings of M/s. Amtek Financial Consultants Pvt. Limited for A.Ys. 2012- 13 and 2013-14, it came to the notice of the Department that it was a fake /shell company and whoever had taken loans from this company was actually enjoying 2 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited accommodation entries. On the strength of this information, the ld. Assessing Officer has confronted the assessee that assessee has received two loans from M/s. Amtek Financial Consultants Pvt. Limited and M/s. Associated Infraprojects Pvt. Limited. The total loan amount involved in both these transactions is of Rs.20,00,000/.-. The ld. Assessing Officer further confronted the assessee that in the information transmitted by the ITO, Ward-4(3), Kolkata, it is also available that M/s. Amtek Financial Consultants Pvt. Limited was managed by one Shri Sajjan Kumar Garg, who has floated a large number of companies involving in providing accommodation entries.

4. In response to the above show-cause notice, the assessee submitted that it has received loans from these two companies. However, it is not ascertainable as to how ITO, Ward-4(3), Kolkata has transmitted the information to the ld. Assessing Officer of the assessee, because these companies are assessed to tax with ITO, Ward-13(1), Kolkata and the assessee has placed on record the assessment order passed upon the creditors in A.Y. 2015-16. Copy of the assessment order in case of M/s. Amtek Financial Consultants Pvt. Limited, Kolkata has been placed on record on page no. 24 of the paper book. This assessment order for A.Y. 2015-16 was brought to the notice of the ld. Assessing Officer. Apart 3 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited from this assessment order, the assessee has placed on record copies of the Bank statement vide which it is discernable that amounts have been advanced to the assessee through A/c. Payee cheque and on re-payment of the loan by the assessee during this very year, these were duly credited in the accounts of M/s. Amtek Financial Consultants Pvt. Limited. The ld. Counse l for the assessee for buttressing this statement took us through page no. 65 of the paper book. It is discernable that on 28.02.2015, a sum of Rs.10,00,000/- was remitted back to M/s. Amtek Financial Consultants Pvt. Limited through RTGS. The assessee has also provided the confirmation. It has repaid the loans to their creditors.

5. The ld. Assessing Officer has gone through the submissions of the assessee but did not accept them. He observed that statement of one Shri Sajjan Kumar Garg was recorded by the Investigation Wing and in that statement, he admitted that he has floated a large number of companies. A list of 29 companies has been referred by the ld. Assessing Officer and names of the assessee's creditors i.e. M/s. Associated Infraprojects Pvt. Limited and M/s. Amtek Financial Consultants Pvt. Limited are available at serial nos. 21 & 28. On the strength of the information given by the ITO, Ward-4(3), Kolkata as well as on the basis of statement of Shri 4 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited Sajjan Kumar Garg recorded by the Investigation Wing on 31.04.2014, he treated both these loan transactions as bogus and made an addition of Rs.20,00,000/-.

6. Appeal to the ld. CIT(Appeals) did not bring any relief to the assessee.

7. With the assistance of ld. Representative s, we have gone through the record carefully. The assessee has taken a loan of Rs.10,00,000/- from M/s. Amtek Financial Consultants Pvt. Limited on 17.11.2014 and Rs.10,00,000/- from M/s. Associated Infraprojects Pvt. Limited on 28.02.2015. The assessee has paid interest @ 15% on these loans. It has deducte d the TDS and submitted relevant evidence showing the payment of interest. The ld. Counsel for the assessee in support of the case of assessee submitted before us that M/s. Amtek Financial Consultants Pvt. Limited is assessed to tax. Its assessment was framed under section 147 read with section 143(3) and copy of such assessment order is available at pages 24 & 25 of the paper book. Similarly he brought to our notice the report of one Shri Subroto Dutta, who had visited the premises of M/s. Amtek Financial Consultants Pvt. Limited and submitted a report that he was able to lay his hands on the address of this company at 31, Lalbaba Shayer Road, P.O. Belurmath. He met Mr. Abodh Jha, who was shown to be 5 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited one of the Directors of the company at this address. This report is dated 16.12.2016. Thereafter he brought to our notice the confirmation, Bank statement and submitted that the assessee is a genuine company, who has filed its return of more than Rs.2 crores and it has taken two loans but it has submitted complete documentation justifying the loans.

8. During the course of hearing, we have passed an Interim Order, which reads as under:-

"10.01.2023: The assessee in appeal bef ore the T ribun al against the order of ld. Commissioner of Inco me T ax (App eals), Gu wahati-2, Guwahati dated 31.01.2020 passed f or Assessment Year 2015-16.
2. The assessee has f iled its return of income elec tronic ally on 30.09.2015 decl aring an inc ome of Rs.2,07,18 ,250/-. The c ase of the assessee was selected f or scrutiny assessment and notic e under section 143(2) was issued and served upon the asse ssee. Dur ing th e course of scrutiny assessment, it c ame to th e no tic e of the ld. A sse ssing Off icer that the assessee had taken unsecured loan of Rs.20,00,000/- f rom two Companies, i.e. M/s. A mtek Financ ial Consultants Pv t. L imited and M/s. Assoc iated Inf raprojects Pvt. Limited (Rs.10 l akh s each). Accord ing to the inf ormation of th e ld. Asse ssin g Off icer, bo th these companies are engaged in prov id ing accommodation entries and, theref ore, he conducted an inquiry. Af ter enquiry, he made the add ition and his conclusions met the appr oval of ld. 1 s t Appellate Au thori ty.
3. Bef ore us, ld. Counsel f or the as sessee con tended that bo th the creditor s have been assessed under s ection 143(3). Their assessments have been produced bef ore the ld. Assessing Officer. T he ld. Assessing Of f icer has not c arried ou t any enquiry to ascertai n their genuinen ess. He al so submitted that l d. Assessing Of f icer h as pu t re liance upon the statement of Shri Sajjan Kumar Garg, wh ich was recorded by some other Off icers during so me other enqu iry 6 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited and no t during the assessment proceeding during th e year. Theref ore, this statemen t ought to have not been relied upon. H e also poin ted out th at assessee has repaid the loan to one of the Company during tha t very ye ar and to the o ther Company in the next year. In order to dete rmine its genuineness, we deem it appropriate to d irect the Direc tor s of the assessee- compan y to f ile an aff idavi t demonstrating the f act as to ho w they c ame in con tact with such accommodation entry prov ider s and thro ugh whom these loans have been arranged. T his aff idavi t be f iled bef ore the next date of hear ing, i.e. 2 n d Febru ary, 2023. The copy of the aff idavi t in advance be give n to the ld. C IT (DR). Hearing is adjourne d to 2 n d Febru ary, 2023 as part he ard".

9. In compliance to this, ld. Counsel for the assessee has filed an affidavit of Shri Anup Kumar Jasrasaria, Director of M/s. Anup Trade And Transport Pvt. Limited. In Paragraph 4 of the affidavit, he deposed as under:-

"4. That due to our f inancial requirements, we had approached Mr. Ashok Kr. Mittal the compan y Amtek Financ ial s Consultants Pvt. Limited of Kolka ta f or a short term loan. The loan of Rs.10,00,-000/- was received by us on 17.11.2014. The said loan wa s repaid on 28.02.2015 al ong wi th interest thereon af ter deduc tion of income tax TDS thereon. Similarly the company had obtained a lo an of Rs.10,00,000/- f rom Associated Infrapro je cts Pv t. Limi ted on 28.02.2015. In terest on the said loan af ter deduc tion of income tax TDS f or the period upto 31.03. 2015 amounting to Rs.11,835/- was duly paid by us on 31.03.2015. T he said loan was repaid on 04.11.2016 along wi th interest thereon af ter deduc tion of inc ome tax T DS thereon".

10. An analysis of the Bank statement would suggest that on 17.11.2014, the assessee has received a sum of Rs.10,00,000/- from M/s. Amtek Financial Consultants Pvt. Limited. It repaid this amount on 28.02.2015. This 7 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited amount went to M/s. Associated Infraprojects Pvt. Limited, who had given the loan of Rs.10,00,000/- to the assessee on 28.02.2015. If assessee was in such a dire need of the money, then it has to demonstrate under what circumstances it was compelled to repaid this Rs.10,00,000/- to M/s. Amtek Financial Consultants Pvt. Limited. We find that in the accounts of M/s. Amtek Financial Consultants Pvt. Limited and M/s. Associated Infraprojects Pvt. Limited, there are inter se Bank transactions. On 18.02.2015, M/s. Associated Infraprojects Pvt. Limited received a sum of Rs.10,00,000/- from M/s. Amtek Financial Consultants Pvt. Limited. In the Bank statement of M/s. Associated Infraprojects Pvt. Limited, on 20.02.2015 the balance was Rs.6,811/-. Thereafter two cheques, two RTGS and N.F.D. transaction had taken place, whereby a sum of Rs.20,00,000/- has been credited, out of which Rs.10,00,000/- was given to the assessee on 28.02.2015. A close look to these statements of both these concerns would suggest that they are circulating the money amongst few companies without disclosing the real reasons. The income in A.Y. 2015-16 of M/s. Amtek Financial Consultants Pvt. Limited is only Rs.6,87,500/-. Though the assessment is under section 143(3) read with section 147 but it does not discuss the business undertaken by this concern. A small addition under section 14A has been made to the total income de clared 8 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited by the assessee. On the strength of the documents submitted by the appellant, it can be inferred that it has proved the identity of its creditor in the case of M/s. Amtek Financial Consultants Pvt. Limited but the genuineness of the transaction could not be proved by the assessee. Even if the loan transactions are through Banking channel, but the material confronted by the ld. Assessing Officer is of such a nature, which caused a shadow on this arrangement of loans. We have directed the assessee to submit as to how it came in contact for availing the loan with these two creditors. The only disclosure made by the Director is that he met with one Shri Ashok Mittal. What is the relationship of Mr. Ashok Mittal with M/s. Amtek Financial Consultants Pvt. Limited, it is not discernable. The complete facts are not on the record. Apart from the above facts gathered by us, it is also to be observed that ld. Assessing Officer has treated the information transmitted by the ITO, Kolkata as a gospel truth without getting it cross verified. On the other hand, ld. CIT(Appeals) has not examined the issue analytically, though order of the ld. CIT(Appeals) is running into 29 pages, but from pages no. 12 to 28, he has verbatim reproduced the judgment of the Hon'ble Supreme Court in the case of Pr. CIT (Central)-1 -vs.- NRA Iron & Steel Pvt. Limited 2019 (3) TMI 323 (SC). How this judgment is applicable. It is relevant for the share application money. Here it is a loan transaction, 9 ITA No. 59/GAU/2020 Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited which according to the assessee, these loans have been repaid. Similarly in the first seven pages, the ld. CIT(Appeals) has just reproduced the assessment order. There is no cross verification of the evidence at the end of both the revenue authorities. Therefore, we deem it appropriate to set aside the orders of revenue authorities and restore this issue to the file of ld. Assessing Officer. The ld. Assessing Officer is directed to either confront the assessee with Shri Sajjan Kumar Garg or do not rely upon his statement while examining the loan transaction of the assessee because the statement was recorded by Investigation Wing. Its veracity has not been tested by any of the authorities on judicial platforms. If his statement is being relied upon, then according to the judgment of the Hon'ble Supreme Court, an opportunity to cross examination is being given to the assessee. Similarly the information given by the ITO, Ward-4(3), Kolkata is just an information for setting the machinery into motion, it cannot be treated as a gospel truth. The issue has to be examined, therefore, ld. Assessing Officer is directed to look into all these aspects afresh and re- adjudicate the issue after providing due opportunity of hearing to the assessee. It is needless to say that the observations made by us will not impair or injure the case of ld. Assessing Officer and will not cause any prejudice to the defence/explanation of the assessee.

10 ITA No. 59/GAU/2020

Assessment Year: 2015-2016 Anup Trade And Transport (P) Limited 11 In the result, the appeal of the assessee is allowed for statistical purposes.

Order pronounced in the open Court on 01.05.2023.

         Sd/-                            Sd/-
       (Manish Borad)                (Rajpal Yadav)
     Accountant Member               Vice-President

     Kolkata, the 1 s t day of May, 2023

Copies to :(1) Anup Trade And Transport (P) Limited, 7102A, Neha Apartment, S.J. Road, Guwahati-781001, Assam (2) Deputy Commissioner of Income Tax, Circle-4, Guwahati, Aayakar Bhawan, G.S. Road, Christian Basti, Guwahati-781005, Assam (3) Commissioner of Income Tax (Appeals), Guwahati-2, Guwahati, (4) Commissioner of Income Tax- , (5) The Depar tmental Representative (6) Guard File TRUE COPY By order Assistant Registr ar, Income Tax Appellate Tribunal, Kolk ata Benches, Kolkata Laha/Sr. P.S. 11