Income Tax Appellate Tribunal - Pune
Assistant Commissioner Of Income Tax, ... vs Sidharth Ratanlal Bafna, Jalgaon on 27 October, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "B", PUNE
BEFORE SHRI R. K. PANDA, VICE PRESIDENT
AND
MS ASTHA CHANDRA, JUDICIAL MEMBER
ITA Nos.1555, 1560, 1561 & 1565/PUN/2024
Assessment years : 2013-14, 2014-15, 2015-16 & 2018-19
ACIT, Circle -1, Jalgaon Sidharth Ratanlal Bafna
Vs. 91, Nayantara, Subhash Chowk,
Jalgaon - 425001
PAN : ALGPB5972R
(Appellant) (Respondent)
CO Nos.5, 3, 4 & 2/PUN/2025
Assessment years : 2013-14, 2014-15, 2015-16 & 2018-19
Sidharth Ratanlal Bafna ACIT, Circle -1, Jalgaon
91, Nayantara, Subhash Chowk, Vs.
Jalgaon - 425001
PAN : ALGPB5972R
(Appellant) (Respondent)
ITA Nos.497 & 498/PUN/2025
Assessment years : 2013-14 & 2014-15
DCIT, Circle -1, Jalgaon Taradevi Ratanlal Bafna
91, PO R C Bafna Jewellers,
Vs.
Nayantara, Subhash Chowk,
Jalgaon - 425001
PAN : AADPB9424E
(Appellant) (Respondent)
Assessee by : S/Shri Suchek Anchaliya and
Tushar Nagori
Department by : Shri Amit Bobde, CIT
Date of hearing : 12-08-2025
Date of pronouncement : 27-10-2025
2
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
ORDER
PER R.K. PANDA, VP:
ITA Nos.1555/PUN/2024 & 1560/PUN/2024 filed by the Revenue are
directed against the separate orders dated 28.05.2024 of the Ld. CIT(A) / NFAC, Delhi for assessment years 2013-14 and 2014-15 respectively. ITA No.1561/PUN/2024 filed by the Revenue is directed against the order dated 31.05.2024 of the Ld. CIT(A) / NFAC, Delhi for assessment year 2015-16. ITA No.1565/PUN/2024 filed by the Revenue is directed against the order dated 03.06.2024 of the Ld. CIT(A) / NFAC, Delhi for assessment year 2018-19. ITA Nos.497/PUN/2025 & 498/PUN/2025 filed by the Revenue are directed against the separate orders dated 31.12.2024 of the Ld. CIT(A) / NFAC, Delhi for assessment years 2013-14 and 2014-15 respectively. The assessee has filed CO Nos.5, 3, 4 & 2/PUN/2025 against the appeals filed by the Revenue for assessment years 2013- 14 to 2015-16 and 2018-19 respectively. Since common issues are involved in all these appeals and the COs, therefore, these were heard together and are being disposed of by this common order for the sake of convenience.
2. First we take up ITA No.1561/PUN/2024 for assessment year 2015-16 in the case of Sidharth Ratanlal Bafna as the lead case.
3. Facts of the case, in brief, are that the assessee is an individual and derives income from business profits being partner in the firms M/s. Bafna Builders and Land Developers, Jalgaon and M/s. United Buildcon, Pune. He also derives salary 3 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 from M/s. R.C. Bafna Jewellers, a proprietary concern of Smt. Taradevi Ratanlal Bafna. A search action u/s 132 of the Income Tax Act, 1961 (hereinafter referred to as 'the Act') was conducted in the case of the assessee on 10.09.2014. Accordingly notice u/s 153A of the Act was issued to the assessee in response to which the assessee filed his return of income on 23.10.2015 declaring total income of Rs.1,23,93,990/-. The Assessing Officer completed the assessment u/s 143(3) r.w.s. 153B of the Act on 30.11.2016 accepting the income returned.
4. Subsequently on the basis of information received from the Investigation Wing, Nashik, the Assessing Officer reopened the assessment as per provisions of section 147 of the Act by recording the following reasons: 4 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
5. He, therefore, issued notice u/s 148 of the Act on 19.03.2020. The assessee in response to the same filed his return of income on 30.04.2020 declaring the income returned originally i.e. Rs.1,23,93,990/-. Subsequently notices u/s 143(2) and 142(1) of the Act were issued and served on the assessee in response to which the assessee appeared before the Assessing Officer and filed the requisite details 5 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 from time to time. During the course of assessment proceedings the Assessing Officer recorded the statements of the assessee as well as his accountant Mr.Anokhchand Jain on 22.11.2019.
6. The Assessing Officer noted that the assessee has claimed bogus LTCG of Rs.7,68,24,174/- from sale of shares of a penny stock company namely M/s PFL Infotech Ltd, Hyderabad (hereinafter referred to as PFLIL) during FY 2013-14. He analysed the price movement of shares of M/s PFIL and noted that the share price of the share of PFIL rose from Rs.14.28 in April to Rs.825/-in May 2014 and again dipped to Rs.4.58 in April, 2017. He noted that this rise did not have any financial or business logic behind it. There was no justification for this meteoric rise in the share price. The Assessing Officer gave detailed enumeration of the manner in which Promoter/Directors of M/s PFL. Infotech Ltd (hereinafter referred to as PFLIL) in collusion with Shri. Naresh Jain, a known Hawala Operator manipulated the mechanism of share market and facilitated various beneficiaries including the assessee to claim bogus LTCG using the shares of PFLIL.
7. The Assessing Officer further noted that during the enforcement operations conducted by the Income tax department in the case of PFLIL, statements of Shri P Amresh Kumar (MD of PFLIL), Shri Abhinandan Jain (Director of PFLIL) and Shri Naresh Jain, a known Hawala Operator were recorded. In the statement, Shri Abhinandan Jain (Director of PFLIL) had accepted that Shri. Naresh Jain was the main hawala operator who had facilitated the beneficiaries to earn LTCG 6 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 exemption using the abnormal rise in the share price of PFLIL. The statement of Shri. Naresh Jain was also recorded on 13.10.2017. The statement of Shri Naresh Jain has been reproduced by the Assessing Officer in para 24.6 of his order wherein Mr. Jain has accepted that he has orchestrated the stock market manipulation to rig the prices of PFLIL and explained the modus operandi of converting unaccounted money of the beneficiaries into LTCG using the Share Market. According to the Assessing Officer, the answers of Shri Naresh Jain in response of Q Nos 10-23 reveal the complete modus operandi of scheme of conversion of unaccounted cash into bogus LTCG using the mechanism of stock exchange. The Assessing Officer also recorded the statements of the assessee and the accountant of family concern with respect to justification for investment in the shares of M/s PFIL. The Assessing Officer rejected the contention of the assessee that the transactions done were genuine and backed by documentation such as D- MAT account, contract notes, bank accounts etc. Taking into considerations all the facts and reply of the assessee and relying on various decisions, the Assessing Officer held the LTCG claimed by the assessee as bogus. He, therefore, disallowed the exemption claimed u/s 10(38) on gains from sale of shares of the penny stock company namely, PFLIL and made addition of Rs.7,68,24,174/- to the total income of the assessee. The Assessing Officer also made the consequential addition on account of commission paid for acquiring the accommodation entries of Rs.23,04,725/- u/s 69C being commission paid @ 3% of such bogus LTCG.
8. In appeal the Ld. CIT(A) / NFAC quashed the re-assessment proceedings on the ground that there was violation of principles of natural justice since the 7 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 assessee was not provided with an opportunity of cross-examination of three parties whose statements were relied upon by the Assessing Officer. The relevant observations of the Ld. CIT(A) / NFAC from para 7 onwards read as under: 8 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025 9 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025
9. Even on merit also, the Ld. CIT(A) / NFAC allowed the claim of deduction u/s 10(38) of the Act made by the assessee by observing as under: 10 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025 11 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 12 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 13 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025
10. Since the Ld. CIT(A) / NFAC deleted the addition made u/s 10(38) of the Act, he also deleted the addition made by the Assessing Officer u/s 69C of the Act being the commission @ 3% paid for accommodation entries taken.
11. Aggrieved with such order of the Ld. CIT(A) / NFAC the Revenue is in appeal before the Tribunal by raising the following grounds: 14 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
1. On the facts and in the circumstances of the case, the decision of Ld. CIT(A), NFAC, New Delhi is not justified as the addition made by the then AO is based on specific information received from Investigation Wing and the thorough inquiry was made by then AO before confirming the addition.
2. On the facts and in the circumstances of the case and in law, the order of the Ld.CIT(A), NFAC, be cancelled on the above issue and that of the A.O, be restored, as the addition was not made solely on the basis of the statements.
3. On the facts and in the circumstances of the case and in law, the order of the Ld. CIT(A), NFAC, be cancelled on the above issue and that of the A.O. be restored, as the statements of the accountant was recorded in front of the assessee himself and no question of cross examination arises.
4. On the facts and in the circumstances of the case and in law, the order of the Ld. CIT(A), NFAC, be cancelled on the above issue as same has failed to consider the detailed & scientific report of Investigation wing treating the PFIL as bogus entry provider.
5. The appellant craves leave to add, alter, delete, amend any of the ground of appeal, if felt necessary.
12. The assessee has also filed the Cross Objections by raising the following grounds:
1. On the facts and in the circumstance of case and in law, Ld. CIT(A) has erred in dismissing the appellant ground that, the impugned notice u/s. 148 issued vide DIN No.ITBA/AST/S/148/2019-20/10267987 93(1) on 19/03/2020, is illegal and void ab initio as it is not clearly shows as to whether it is issued for Assess or Reassess. It is therefore requested that notice may please be quashed.
2. On the facts and in the circumstance of case and in law, Ld. CIT(A) has erred in dismissing the appellant ground that, the assessment proceedings initiated under section 147 r.w.s 148 is bad in law and void ab initio on several counts. Thus, it is requested that proceeding may please be quashed.
3. On the facts and in the circumstance of case and in law. Ld. CIT(A) has erred in dismissing the appellant ground that, assessment order passed us.
143(3) r.w.s. 147 &144B dt 28/09/2021 is certainly bad in law, being passed on basis of said illegal notice 148 and proceedings u/s.147 of IT Act. Thus, it is requested that assessment order may be quashed. The appellant craves right to add, amend, alter, modify or substitute any or all the grounds of cross objection at the time of hearing. 15 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
13. The Ld. DR strongly objected to the order of the Ld. CIT(A) / NFAC deleting the addition made by the Assessing Officer. He submitted that the case of the assessee was reopened on the basis of information which was received from the Investigation Wing according to which the assessee claimed bogus long term capital gain from sale of shares of a penny stock company namely M/s. PFL Infotech Ltd. Hyderabad. He submitted that this information was backed by statements of various persons involved in the stock market manipulation to rig the prices of PFLIL and converting unaccounted money of the beneficiaries into long term capital gain which is exempt u/s 10(38).
14. Referring to the decision of Hon'ble Calcutta High Court in the case of PCIT vs. Swati Bajaj reported in (2022) 446 ITR 56 (Calcutta), he submitted that the Hon'ble High Court in the said decision has discussed in detail one such action taken by Directorate of Income Tax (Investigation) at Kolkatta which identified 84 BSE listed companies which were used for tax evasion using the penny stock rigging modus operandi. The Hon'ble High Court has noted that as per the report total 84 BSE listed penny stocks were identified after which several search and survey operations were conducted in office premises of more than 32 share broking entities who have accepted that they were actively involved in bogus long term capital gain / short term capital gain scam. He submitted that one such action was carried out in the case of M/s PFLIL, a Hyderabad based company on which survey u/s 133A was carried out by the department and subsequent actions revealed that the shares of the company were manipulated to generate bogus long 16 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 term capital gain / short term capital gain for various beneficiaries. Referring to the staternents of Shri. P Amresh Kumar, MD of PFLIL, Shri Abhinandan Jain, Director of PFLIL and Shri. Naresh Jain he submitted that as per their statements, the overall scheme of manipulation of company shares was exposed.
15. Referring to the copy of SEBI order dated 28.11.2022, copy of which is placed at Annexure-2 of the paper book-2, he submitted that as per the said report the prices of PFLIL were rigged through manipulative and fraudulent trades during the period July 1, 2013 to May 19, 2014. SEBI also indicted Shri. P Amresh Kumar, MD of PFLIL and Shri Abhinandan Jain, Director of PFLIL in its order for violation of Section 15HA of the SEBI Act, 1992 for violation of PFUTP Regulations 2003 and section 15A(b) of the SEBI Act, 1992 for non-disclosures under PIT Regulations, 1992. He submitted that the SEBI has also noted that price manipulation in the scrip of M/s PFIL was orchestrated by two connected entities and facilitated by their connected broker. The manipulation involved in these two entities repeatedly placing buy orders at prices substantially higher than the prevailing Last Traded Price (LTP). These orders were often for minuscule quantities, such as 1 to 50 shares. This abnormal trading pattern aimed to artificially inflate the share price, as a rational investor would typically seek to buy at the lowest possible price. Together, these two entities significantly impacted the market, contributing 8.09% to the market's positive LTP during the manipulation period, a considerable deviation from market equilibrium. 17 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
16. Referring to the decision of the Mumbai Bench of the Tribunal in the case of PCIT vs. Shri Naresh Jain vide ITA Nos.1945 & 1946 of 2023, dated 31.08.2023, he drew the attention of the Bench to the following observations of the Tribunal:
"The facts stated in Assessment orders, several statements extracted by ld AO, extracted statement of assessee, and modus operandi explained in those statements by assessee and others, clearly shows how blatantly and to the extent of several hundred of crores, all these persons have used sock exchange platform through exit providers, connivance with the brokers, directors of suspicious companies, price rigging through synchronized trade a money laundering exercise involving serious violation of Income tax, Securities law, Corporate Laws, banking laws and several other economic law."
17. He submitted that the facts of this case should be appreciated in this background. He submitted that the assessee in financial year 2014-15 has sold 1,11,926 shares of M/s PFLIL for a total consideration of Rs.8,21,96,621/- earning Long Term capital gain of Rs.7,68,24,174/-. This is an extraordinary profit earned in a short span of 2-3 years. On being questioned by the Assessing Officer, the assessee has merely stated that he was doing this on the advice of broker and market sentiment.
18. Referring to the movement of shares price of M/s PFIL, he submitted that the price of this company rose from Rs.14.28 in April 2010 to Rs.825/- in May, 2014 and this meteoric rise in the prices of shares is not matched by the financials of the company. He submitted that the analysis of trade data obtained from BSE shows that the total trade volume between 01.04.2010 to 31.03.2017 is Rs.972/- crores. It has further been found that out of total trade 50 sellers sale volume is 41% and 52% of the sale volume involves only 100 sellers. Similarly, large 18 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 concentration amongst the buyers has also been found. Around 50 buyers are involved in 52% and 100 buyers are involved in 70% of the pay-out made to the sellers. He submitted that the submission of the assessee that the investment has been made keeping in view the market sentiment, it had transacted through formal banking channels and used Stock exchange mechanism should not be accepted since the legitimate apparatus of stock exchange was abused by the Syndicate led by Shri Naresh Jain to manipulate the share prices by front running of stocks and providing exempt long term capital gain through exit providers.
19. Referring to the decision of Hon'ble Supreme Court in the case of Sumati Dayal vs. CIT reported in (1995) 80 Taxmann 89 (SC) and the decision of the Delhi Bench of the Tribunal in the case of Suman Poddar vs. ITO reported in (2019) taxmann.com 329 (Delhi) and various other decisions, he submitted that the order of the Ld. CIT(A) / NFAC should be reversed and that of the Assessing Officer be restored.
20. So far as the observation of the Ld. CIT(A) / NFAC that the Assessing Officer has made the addition on surmises and conjunctures is concerned, he submitted that the Ld. CIT(A) / NFAC has failed to consider the overwhelming evidence in form of income tax and SEBI investigation carried out in the case of the assessee.
19ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
21. Referring to the decision of the Delhi Bench of the Tribunal in the case of Hersh W. Chadha vs. DCIT reported in (2011) 9 taxmann.com 1 (Delhi), he submitted that the Ld. CIT(A) / NFAC has failed to consider the overwhelming circumstantial evidence which is against the assessee.
22. Referring to the decision of Hon'ble Calcutta High Court in the case of Swati Bajaj (supra), he submitted that the Hon'ble High Court in the said decision has held that where the assessee earned long term capital gain on sale of shares and the Assessing Officer denied said claim and made additions under section 68 on the ground that the assessee invested in shares of penny stock companies which provided bogus long term capital gain, since the assessee failed to establish the genuineness of rise of price of shares within a short period of time that too when general market trend was recessive, additions made under section 68 were justified.
23. Referring to the decision of the Pune Bench of the Tribunal in the case of Narendra Shrikishan Agarwal Vs. ACIT vide ITA No.257/PUN/2019 order dated 05.11.2019, he submitted that the Tribunal in the said decision has rejected the assessee's long term capital gain exemption claim on sale of penny stock of a pharma company (Lifeline Drugs & Pharma Limited -LD&PL) during assessment year 2015-16. The Tribunal in the said decision has held that it is a predetermined action with a specific intention to derive Long Term Capital Gain by dubious method. It also noted that in spite of having no revenue from operations, having no major corporate announcements, the assessee made huge investment of Rs.15 lakhs 20 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 in LD&PL and held that this could only be possible that the suspected entities and its promoters such as the assessee beneficiary, paper company like LD&PL, exit provider DTPL and the brokers were hand in glove with each other.
24. Referring to the decision of the Mumbai Bench of the Tribunal in the case of Hitendra C. Ghadia Vs. DCIT reported in TS-189-ITAT-2023 (Mumbai), he submitted that the Tribunal in the said decision has held that where the assessee failed to prove the genuineness of his share dealing transactions and in view of fact that entire transactions were stage managed with object to plough back his unaccounted income in form of fictitious long term capital gain and claim bogus exemption, the Revenue was justified in denying exemption under Section 10(38) and treating such long term capital gain as bogus.
25. Referring to the decision of Hon'ble AP High Court in the case of M/s. Manidhari Stainless Wire (P.) Ltd. vs. Union of India vide W.P. No.5917 of 2017, order dated 31.10.2017, copy of which is placed in the paper book, he submitted that the Hon'ble High Court in the said decision has held that right to cross- examine is not absolute. If there are factual grounds to show that the denial of cross-examination was based upon sound logic, then the order of adjudication cannot be inferred with. He submitted that the SLP filed against the decision of Hon'ble High Court has been dismissed by the Hon'ble Supreme Court. Therefore, the Ld. CIT(A) / NFAC should not have deleted the addition made by 21 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 the Assessing Officer on account of violation of principles of natural justice by not granting cross-examination.
26. Referring to various other decision filed in the paper book compilation, he submitted that since the Ld. CIT(A) / NFAC in the instant case has failed to grasp the factual and legal matrix of the case and erred in allowing the long term capital gain on sale of shares of penny stock company and deleted the consequential addition being the commission paid for acquiring such accommodation entries, therefore, the order of the Ld. CIT(A) / NFAC being not in accordance with law should be set aside and that the order of the Assessing Officer be restored.
27. The Ld. Counsel for the assessee on the other hand heavily relied on the order of the Ld. CIT(A) / NFAC deleting the addition made by the Assessing Officer both on merit as well as on account of violation of principles of natural justice by not granting the right to cross examine. He submitted that during the course of assessment proceedings the assessee has submitted all the details of purchase and sale of shares of PFL Infotec Ltd. such as D-Mat account statement, copy of bank statement reflecting the sale and purchase transactions, relevant contract / broker notes showing the on-line transactions relating to the sale and purchase of scrip, details of STT paid, details of trade order, trade name, security quantity etc. The shares were purchased through authorized broker namely SMC Global Security Ltd., who is a member of Bombay Stock Exchange. All the transactions were routed through proper banking channel and the authorized stock 22 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 broker. Further, the shares of PFL were not acquired through any preferential allotment but were purchased through legitimate means on open market. He submitted that neither the assessee nor his family members have any connection of any nature whatsoever with the promoters of PFL, the company whose share transactions are under consideration. Further, during the course of 153A assessment proceedings the then Assessing Officer had asked about the long term capital gains and short term capital gains and the assessee vide letter dated 21.11.2016, copy of which is placed at pages 62 to 65 of the paper book, had submitted the details and no adverse view was taken. He submitted that the company PFL was incorporated on 22.01.1993 as a public limited company registered with the Registrar of Companies, Hyderabad and is listed on the Bombay Stock Exchange under the scrip code 531769. As of 13.08.2025, the share price of PFL Infotec Ltd. was Rs.13.53 on the BSE. Thus, the shares of PFL Infotec Ltd. remain listed and actively traded on the BSE. Further, the Ld. CIT(A)/ NFAC in para 8.5 of his order has confirmed the trading status of the scrip through an internet search and verified the company's status thereby allowing the assessee's appeal on merits. He has acknowledged the fact that D-Mat account statement, copy of bank statement reflecting the sale and purchase transactions of the above scrip, relevant contract / broker notes showing the on-line transactions relating to the sale and purchase of scrip, details of STT paid, audited books of account, statement showing the computation of short / long term capital gain, details of trade order, trade name, security quantity etc were produced before the Assessing Officer as well as before him.
23ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
28. So far as the written submissions filed by the Ld. DR are concerned, the Ld. Counsel for the assessee filed the following written submissions rebutting the contention of the Ld. DR:
Sr. No. Para no. and Contention in the para Remark 1 In paragraph 2.1 of the written This case related to submission, the Ld. DR relied on transactions involving decision of the Hon'ble Calcutta High purchases of scrips Court in the case of PCIT vs. Swati Bajaj made either by the [ITAT/6/2022] preferential allotment or through off market.
However, the assessee case, both purchases and sales are done on the stock exchange through a registered broker.
There are multiple
decisions of co ordinate
benches of Hon'ble
Mumbai ITAT which
have categorically
distinguished the said
judgment. Reliance is
placed on Smt.
Priyanka Miglani and
others (ITA No.
2531/Mum/2021).
The assessee would like
to submit that there are
several decisions of the
Hon'ble Jurisdictional
High Court of Bombay,
which are in favour of
the assessee in respect
of the issue under
consideration.
It is a well settled
position in law that the
decision of the Hon'ble
24
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
Jurisdictional High
Court would have
higher precedence value
than the decision of the
Hon'ble Non-
Jurisdictional High
Court on the Tribunal.
Reliance is placed on
Vegetable Products 88
ITR 192 (SC).
2 In paragraph 2.4 of the written In the present case, the
submission, the revenue cited the SEBI SEBI has not issued
Order dated 28.11.2022, which observed any notice to the
that the prices of PFL were manipulated assessee or broker of
through fraudulent trades the assessee in relation
to synchronised trades
or matched trades
Further, the penalty
imposed by the SEBI
on its Independent
director was set aside
by the Securities
Appellate Tribunal
Mumbai vide order
dated 07.06.2023 in
Appeal no. 129 of 2023
(page no. 72-99 of
Annexure to Written
Submission) wherein
the SAT dropped the
penalty against the
independent director of
the company.
3 In paragraph 2.4 of the written It is submitted that the
submission, the revenue referred to the Hon'ble Bombay High
decision of the Hon'ble ITAT, Mumbai, Court, vide its order
in the case of Naresh Jain, dated dated 18.10.2023 in
31.08.2023, specifically citing paragraph Writ Petition (L) No. 16 of the said judgment. 27193 of 2023, quashed and set aside the matter, remanding it for fresh de novo adjudication.
(page no. 100-103 of Annexure to Written 25 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 Submission).
The Hon'ble ITAT in
cases of Naresh
Manakchand Jain for
AY 2011-12 & 2013-14
to 2017 in ITA Nos.
247 & 240 to
244/MUM/2023 (page
no. 104-132 of
Annexure to Written
Submission) deleted the
addition made by the
Ld. AO.
4 In paragraphs 2.6 to 2.9 of the written In this regard, it is submission, the revenue has presented submitted that the and reproduced the financial details of assessee, in Point III of PFL, attempting to establish a this submission, has connection between the scrip and Naresh clearly explained the Jain. basis on which the shares were purchased by the accountant of the assessee's family.
Additionally, the
assessee has provided
the phone number and
name of the sub-broker
whose advice was
followed by the
accountant in
purchasing PFL shares.
Furthermore, this is not
a case where the
assessee invested a
substantial amount
solely in PFL shares or
lacks other assets or
investments. The
assessee's portfolio is
well diversified and has
been consistently
growing on a year-on-
year basis. The fact that
the gains are significant
26
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
does not render the
transaction sham or
accommodative in
nature.
In paragraphs 2.10 to 3.1.5 of the written submission, the revenue has cited multiple cases to bolster their contention and support the assessment order. However, the assessee submits that none of these cases are relevant or applicable to the present case. The distinctions are outlined as follows:
Sr. No. Case name and Case No. Remark
5 Sumati Dayal The case of Sumati
Vs. Dayal is not applicable
Commissioner of Income Tax (1995) 80 in the present case. In Taxmann 89 (SC) Sumati Dayal case amounts were received from the various Race clubs on basis of Swarna Sukh winning tickets presented by her.
The assessee got all the bets correct on the same day.
6 Manidhari Stainless Wire Private The facts of the referred
Limited case are distinct from
vs. the assessee's case. In
Union of India the cited case, the
Writ Petition No. 5917 of 2017 petitioner was subject
to a search by the
Central Excise
Department, and the
assessee sought cross-
examination of their
own factory manager
and production
manager, who provided
specific statements
against the petitioner.
In contrast, in the
present case, the
statement relied upon
by the Learned
Assessing Officer
pertains to a third party
to the transaction. This
third party neither
27
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
mentioned the
assessee's name nor has
the department
established any link
between the third party
and the assessee.
Given the lack of direct
reference to the
assessee or any
established connection,
the assessee's request
for cross-examination
of the third party should
not be denied. The
reliance on the third-
party statement without
allowing cross-
examination is
unjustified and violates
principles of natural
justice
Accordingly, the order
of the Commissioner of
Income Tax (Appeals)
sustaining the assessee's
position should be
upheld, as the ground
for denying cross-
examination of a third
party is not tenable in
the absence of any
proven link with the
assessee.
7 Narendra Shrikrishan Agarwal The case cited by the Vs. revenue is different ACIT from the facts of the ITA 257/Pun/2019 assessee case.
In the Narendra
Agarwal case, the share
were bought from
company directly
through preferential
allotment whereas in
28
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
the assessee case, the
share were bought from
stock exchange through
registered stock broker.
8 Hitendra C Ghadia In this case, the
Vs. assessee purchased
DCIT CC-1(1) shares of Company A,
ITA 621/Mum/2021 which subsequently
merged with Company
B, after which the
shares were
dematerialized and
listed on the stock
exchange.
Given these facts, the
assessee's case is
distinct from the
revenue's cited case,
rendering it
inapplicable to the
present situation
9 Hersh W Chadha The cited case concerns
vs with Bofors Scam
DCIT 1(1), International taxation Commission for the 9 taxmann.com 1 (Delhi) Assessment Year 1987-
88, and its facts are
distinct from the
matters addressed in the
ongoing appeal.
10 ITO Ward 1, Kolhapur In this case, the
Vs assessing officer has
Splice Biotech Private Limited given the statement of a
ITA 775/PUN/2023 person whom he is
relying on to make the
assessment order. The
assessee has not
rebutted the statement
or objected.
Further, the para 10 of
the order make it clear
that the assessee in that
case bought the shares
through private
29
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
placement and therefore
the hon'ble tribunal
cannot follow the
judgment of Hon'ble
Bombay High Court in
case of PCIT vs.
Indravadan Jain HUF in
ITA 454 of 2018 dated.
12.07.2023.
Nevertheless, the
assessee contends that
the Indravadan Jain
case is fully applicable
to their circumstances
and respectfully
requests its
consideration in the
present appeal. (page
no. 84-86 of legal paper
book)
11 Zaveri & Company P. Ltd. In this case, the
Vs. petitioner had filed the
DCIT writ petition under
(2021) 133 taxmann.com 397 Article 226 of
constitution of India
right after receiving the
disposal of objection.
However, this case
related to Hon'ble
Gujarat High Court.
When there are
conflicting judgements
of various High Courts,
the Hon'ble Supreme
Court in the case of
Vegetable Products 188
ITR 192 (SC), had held
that the construction
that is favourable to the
assessee should be
adopted.
In the present case, the
30
ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
assessee is relying on
the judgment of Jainam
Investment vs. ACIT
Central Circle 8(1),
Mumbai (2021) 131
taxmann.com 327
(Bombay) (Refer para
15 on page no. 3-12)
29. Referring to the decision of the Pune Bench of the Tribunal in the case of Sonal Ashish Shah vs. ITO vide ITA No.2541/PUN/2024 order dated 03.06.2025 for assessment year 2014-15, the Ld. Counsel for the assessee drew the attention of the Bench to paras 6 to 9 of the said order and submitted that under somewhat identical circumstances, the Tribunal has set aside the order of the Ld. CIT(A) confirming the addition made by the Assessing Officer u/s 68 of the Act on account of sale of equity shares of alleged penny stock company namely Blazon Marbles Limited. The Tribunal while setting aside the order of the Ld. CIT(A) has held that the assessee purchased 16000 equity shares in two parts i.e. 4000 equity shares vide contract note dated 18.12.2012 and 12000 equity shares vide contract dated 04.03.2013. The purchases have been made through registered share broker from recognised stock exchange platform and the shares have been received in the Demat account of the assessee immediately after the purchase. Page 32 of the paper book is the Demat account statement which confirms this fact. After holding the Equity shares in the Demat account for less than a year, assessee sold 6000 Equity shares on 03.10.2012 and 10000 Equity shares on 07.02.2014 which was again through recognised stock exchange and shares transferred through the Demat account. The consideration was received through the stock broker itself and there is 31 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 no evidence putforth by the Revenue authorities that assessee was having any direct connection with the person purchasing/selling the alleged Equity shares. It is also an admitted fact that when the transactions took place, there was no restriction by the SEBI on the purchase and sale of Equity shares of Blazon Marbles Limited. Accordingly the order of Ld. CIT(A) was set aside and the addition made by the Assessing Officer was deleted.
30. Referring to the decision of the Mumbai Bench of the Tribunal in the case of DCIT vs. Narayan Tatu Rane vide ITA Nos.4668 & 4716/MUM/2023, order dated 19.09.2024 for assessment years 2011-12 and 2012-13, the Ld. Counsel for the assessee submitted that the Tribunal under somewhat identical circumstances dismissed the appeal filed by the Revenue where the Ld. CIT(A) deleted the addition made by the Assessing Officer on account of short term capital gain on purchase and sale transactions undertaken by the assessee treating the same as bogus in nature and thereby making addition of Rs.80,58,939/-.
31. Referring to the decision of the Hon'ble Supreme Court in the case of PCIT vs. Renu Aggarwal (2023) 456 ITR 249 (SC), he submitted that the Hon'ble Supreme Court dismissed the SLP filed by the Revenue against the order of Hon'ble Allahabad High Court where the Hon'ble High Court has upheld the decision of the Tribunal upholding the order of the Ld. CIT(A) deleting the addition made by the Assessing Officer wherein the Assessing Officer has treated 32 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 the long term capital gain as bogus on account of transaction in a penny stock company.
32. Referring to the decision of Hon'ble Bombay High Court in the case of PCIT vs. Indravadan Jain (2023) 156 taxmann.com 605 (Bom), he submitted that the Hon'ble High Court in the said decision has held that where the Assessing Officer made an addition in respect of sale proceeds of shares as unexplained cash credit under section 68, since shares were purchased by the assessee on floor of stock exchange and not from broker, payment was made through banking channel, deliverables were taken in DEMAT account where shares remained for more than one year, contract notes were issued and shares were also sold on stock exchange, the Tribunal had rightly deleted impugned addition.
33. Referring to the decision of Hon'ble Bombay High Court in the case of CIT vs. Shyam R. Pawar (2015) 54 taxmann.com 108 (Bom), he submitted that the Hon'ble High Court in the said decision has held that where DMAT account and contract note showed details of share transaction and the Assessing Officer had not proved said transaction as bogus, capital gain earned on said transaction could not be treated as unaccounted income under section 68.
34. He submitted that the above decisions collectively emphasize that the Assessing Officer must conduct independent enquiries and provide specific evidence linking the assessee to any alleged bogus transactions rather than relying 33 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 solely on generalized investigation reports and third party statements. He submitted that without concrete or corroborative evidence such as adverse statements from stock exchange authorities or proof of assessee's involvement in price manipulation, additions made by the Assessing Officer are unsustainable and should not be added to income of assessee. He accordingly submitted that the order passed by the Ld. CIT(A) / NFAC being in accordance with law should be upheld and the grounds raised by the Revenue be dismissed.
35. So far as the grounds raised by the assessee in the CO are concerned, the Ld. Counsel for the assessee did not press ground No.1 for which the Ld. DR has no objection. Accordingly the same is dismissed as 'not pressed'.
36. So far as the remaining grounds challenging the validity of re-assessment proceedings are concerned, he submitted that once the Assessing Officer in the order passed u/s 153A of the Act has considered an issue on the basis of submissions made by the assessee, the Assessing Officer could not have reopened the assessment under the provisions of section 147 in absence of any fresh tangible material.
37. Referring to the decision of Hon'ble Bombay High Court in the case of Chanchal Bhagwatilal Gokhru vs. UoI reported in (2023) 454 ITR 451 (Bom), the Ld. Counsel for the assessee submitted that the Hon'ble High Court in the said decision has held that where addition based on penny stock transaction had already 34 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 been considered while making scrutiny assessment under section 143(3), notice for reopening under section 148 for same transaction could not be issued as there was no fresh tangible material.
38. Referring to the decision of Hon'ble Bombay High Court in the case of Jainam Investments vs. ACIT reported in (2021) 439 ITR 154 (Bom), the Ld. Counsel for the assessee submitted that the Hon'ble High Court in the said decision has held that where the Assessing Officer issued a reopening notice on ground that the assessee had received accommodation entries in form of unsecured loans from various companies, since the assessee had furnished all information regarding said transactions of receiving loan and entities from which loans were taken during original assessment and the Assessing Officer failed to prove that said transactions of receiving loans by assessee were accommodation entries, impugned reopening notice was unjustified. The Hon'ble High Court further held that where the Assessing Officer issued a reopening notice against assessee on ground that Investigation Wing had analyzed trade data of various identified penny stocks and concluded that assessee was involved in trading of one of these penny stocks script and was a beneficiary of bogus short term capital loss, impugned reopening notice issued against assessee merely based on a general and bald statement and without disclosing any tangible material in reasons for reopening was unjustified.
39. Referring to the decision of Hon'ble Delhi High Court in the case of CNB Finwiz Ltd. vs. DCIT reported in (2025) 174 taxmann.com 918 (Del), the Ld. 35 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 Counsel for the assessee submitted that the Hon'ble High Court in the said decision has held that where the Assessing Officer issued a reopening notice against assessee on ground that assessee had traded in penny stock company, since information provided by Investigation Wing was of a general nature and it was more in nature to flag trading transactions in listed stock of penny stock company as against credible and definite information that all transactions in shares of penny stock company were sham transactions and there was no indication that this information was applicable or related in any manner to assessee, impugned notice was to be set aside.
40. Referring to pages 219 to 220 of the paper book the Ld. Counsel for the assessee drew the attention of the Bench to the reasons recorded by the Assessing Officer where he himself has stated as under:
"As per the information in possession of this office, the assessee had sold his investment in penny stocks of M/s PFL Infotech Ltd, Hyderabad (PFLIL) during FY 2014-15. Further it was stated that the company PFLIL is a penny stock company and has facilitated various beneficiaries to claim bogus STCG, STCL or LTCG exempt from tax under section 10(38) of the Act. The assessee is one of the beneficiaries of this penny stock company listed on BSE Script Code 531769. It was stated that this company has been used to facilitate introduction of unaccounted income of members or beneficiaries in the form of exempt capital gain or short Term Capital Loss in their books of accounts. The assessee was one such beneficiary.
....
Subsequent to the above information, the online data and old assessment records were analyzed. This led to a conclusion that the assessee was dealing in shares of a penny stock company, namely, PFL Infotech Ltd."
41. He submitted that in the instant case the assessment u/s 153A of the Act was already completed in assessee's case for assessment years 2011-12 to 2015-16 and 36 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 during the said block assessment proceedings the assessee had submitted all the relevant documents as asked by the Assessing Officer which included all the details with regard to the transactions carried out by the assessee in the alleged scrip. When all the relevant details with regard to the transactions done by the assessee in the alleged scrip in respect of sale and purchase of shares as disclosed in the ITR for assessment year 2015-16 were available before the Assessing Officer at the time of original assessment u/s 153A r.w.s. 143(3) of the Act, therefore, in absence of any new tangible material available with the Assessing Officer, he could not have reopened the case for assessment year 2015-16. Thus, the decision to reopen the assessment was a mere change of opinion and nothing else.
42. Referring to the decision of the Co-ordinate Bench of the Tribunal in the case of ITO vs. Omprakash Asaram Mantri and batch of other appeals vide ITA Nos.140 & 141/PUN/2024 & Ors., order dated 17.07.2025, he submitted that under identical circumstances the Tribunal has quashed the re-assessment proceedings on the ground that when in the original assessment completed u/s 143(3) r.w.s. 153A of the Act, the Assessing Officer has raised specific queries on the issue of long term capital gain from sale of shares of NITSL and the assessee had replied to the same, therefore, the reopening the assessment in absence of any tangible material is not in accordance with law.
37ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
43. He accordingly submitted that once an assessment has been completed u/s 153A r.w.s. 143(3) of the Act where the Assessing Officer after raising a query on a particular issue had accepted the assessee's reply to the said query, he has no jurisdiction to reopen the assessment merely because the issue in question is not specifically adverted in the assessment order, unless there is tangible material before the Assessing Officer to come to the conclusion that there is escapement of income. He accordingly submitted that the grounds raised by the assessee in CO be allowed and the appeal filed by the Revenue be dismissed.
44. The Ld. DR on the other hand submitted that the reopening has been made on the basis of new information received by the Assessing Officer after conclusion of the regular proceedings, therefore, it could not be said to be a change of opinion. He submitted that the theory of change of opinion is applicable only when on same set of facts the re-assessment is initiated. However, in the instant case new facts have emerged due to information received from the Investigation Wing. The Assessing Officer after due application of mind to the information so received and after carrying out his own independent verification from the records of the assessee recorded reasons and thereafter had issued notice u/s 148, therefore, such re- assessment proceedings are in accordance with law.
45. Referring to the decision of the Hon'ble Delhi High Court in the case of AGR Investment Ltd. vs. Addl.CIT (2011) 333 ITR 146 (Del), he submitted that the Hon'ble High Court in the said decision has held that where the Assessing 38 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 Officer had specific information from office of DIT (Investigation) as regards transactions entered into by assesses-company with a number of concerns which had made accommodation entries and they were not genuine transactions, it could be said that there was material on basis of which notice under section 148 could be issued.
46. Referring to the decision of the Hon'ble Gujarat High Court in the case of Aaspas Multimedia Ltd. vs. DCIT (2018) 405 ITR 512 (Guj), he submitted that where reassessment was made on basis of information received from Principal DIT (Investigation) that assessee was beneficiary of accommodation entries by way of share application provided by a third party, same was justified. He accordingly submitted that the re-assessment proceedings initiated by the Assessing Officer being in accordance with law, the same should be upheld and the grounds raised by the assessee should be dismissed.
47. We have heard the rival arguments made by both the sides, perused the orders of the Assessing Officer and the Ld. CIT(A) / NFAC and the paper book filed on behalf of the assessee. We have also considered the various decisions cited before us. We find the assessee in the instant case has filed his original return of income on 23.10.2015 in response to notice u/s 133A of the Act. The assessment was completed u/s 143(3) r.w.s. 153B of the Act on 30.11.2016 accepting the returned income of Rs.1,23,93,990/-. We find subsequent to the completion of assessment the Assessing Officer, on the basis of information 39 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 received from the DDIT (Inv), Nashik that the assessee has sold investments in PFL Infotech Ltd., Hyderabad which is a penny stock company and has claimed exemption of bogus long term capital gain u/s 10(38) of the Act, reopened the assessment by recording reasons which have already been reproduced in the preceding paragraphs. We find the Assessing Officer in the order passed u/s 147 r.w.s. 144B of the Act made addition of Rs.7,68,24,174/- by rejecting the claim of long term capital gain u/s 10(38) of the Act treating such sale of shares of PFL as bogus and held that the assessee has brought in his own unaccounted income in the guise of long term capital gain. We find in appeal the Ld. CIT(A) / NFAC allowed the claim of exemption u/s 10(38) on the ground that the assessee has produced adequate evidence in support of his claim before the Assessing Officer and nothing has been brought on record by the Assessing Officer to controvert the evidence furnished by the assessee. He also held that non-granting of cross-examination despite being specifically sought by the assessee and non providing the copies of statements of third parties which were the basis for addition vitiates the entire assessment proceedings being violation of principles of natural justice. The observations of the Ld. CIT(A) / NFAC have already been reproduced in the preceding paragraphs.
48. It is the submission of the Ld. DR that when the case of the assessee was reopened on the basis of specific information obtained from the Investigation Wing which was backed by the statements of various persons involved in the stock market manipulation to rig the prices of PFL and converting unaccounted money 40 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 of beneficiaries into long term capital gain claimed as exempt u/s 10(38) of the Act, the Ld. CIT(A) / NFAC should not have deleted the addition. It is also his submission that denial of cross-examination cannot be a ground to delete the addition.
49. It is the submission of the Ld. Counsel for the assessee that the Ld. CIT(A) / NFAC while deleting addition has relied on the decision of jurisdictional Hon'ble High Court in the case of PCIT vs. Indravadan Jain (supra) and various other decisions and has deleted the addition on the basis of overwhelming documentary evidences produced before the Assessing Officer. Further nothing adverse has been brought on record by the Revenue to negate the various documentary evidences produced. It is also his submission that when the issue has already been dealt with in the order passed u/s 143(3) r.w.s. 153B of the Act on 30.11.2016 accepting the returned income on the basis of various submissions made by the assessee, such reopening cannot be made in absence of any tangible material and on account of change of opinion.
50. We find some force in the above arguments of the Ld. Counsel for the assessee. A perusal of the details furnished by the assessee before the Assessing Officer shows that the shares in question were both purchased and sold online on floor of recognized stock exchange ensuring transparency and compliance with regulatory norms. The payments for purchase of shares and the consideration received for their sale were conducted entirely through proper banking channel 41 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 ensuring transparency and legitimacy of the transactions. The purchase and sale transactions of shares were executed through a reputed stock broker namely M/s. SMC Global Security Ltd. The assessee has paid security transaction tax on all the transactions in compliance with applicable tax regulations. The shares of PFL were not acquired through any preferential allotment but were purchased through legitimate means on the open market. Nothing has been brought on record that either the assessee or his family members have any connection of any nature whatsoever with the promoters of PFL, the company whose share transactions are under consideration in this case. The transaction was never doubted in the original assessment proceedings. Further the submissions of the Ld. Counsel for the assessee that PFL was incorporated on 22.01.1993 as a public limited company and it has never been delisted by the stock exchange could not be controverted by the Ld. DR. Under these circumstances, when the assessee has produced all the details before the Assessing Officer such as D-Mat account statement, copy of bank statement reflecting the sale and purchase transactions, relevant contract / broker notes showing the on-line transactions relating to the sale and purchase of scrip, details of STT paid, details of trade order, trade name, security quantity etc., therefore, we do not find any infirmity in the order of the Ld. CIT(A) / NFAC deleting the addition made by the Assessing Officer.
51. So far as the decision of Hon'ble Calcutta High Court in the case of PCIT vs. Swati Bajaj (supra) relied on by the Ld. DR is concerned, we find the above case is related to the transactions involving purchases of scrips made either by 42 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 preferential allotment or through off market. However, in the instant case, both purchases and sales are done on the stock exchange through a registered broker. Therefore, the said decision in our opinion is not applicable to the facts of the present case.
52. So far as the reliance on SEBI Order dated 28.11.2022 by the Ld. DR, according to which the prices of PFL were manipulated through fraudulent trades is concerned, we find in the present case, the SEBI has not issued any notice to the assessee or broker of the assessee in relation to synchronised trades or matched trades. Further, the penalty imposed by the SEBI on its Independent director was set aside by the Securities Appellate Tribunal, Mumbai vide order dated 07.06.2023 vide Appeal no. 129 of 2023 wherein the SAT has dropped the penalty against the independent director of the company. Therefore, the arguments of Ld. DR on the issue of price manipulation cannot be accepted.
53. So far as the decision of the Mumbai Bench of Tribunal in the case of Naresh Jain (supra) relied on by the Ld. DR is concerned, we find the Hon'ble Bombay High Court vide its order dated 18.10.2023 in Writ Petition (L) No. 27193 of 2023 has quashed and set aside the matter remanding it for fresh de novo adjudication. Subsequent to this we find the Tribunal vide ITA Nos.247 and 240 to 244/Mum/2023 order dated 27.06.2024 for assessment years 2011-12 and 2013- 14 to 2017-18 in the case of Naresh Manakchand Jain has deleted the addition made by the Assessing Officer.
43ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
54. So far as the argument of the Ld. DR that the revenue has presented and reproduced the financial details of PFL attempting to establish a connection between the scrip and Naresh Jain is concerned, we find the assessee has explained the basis on which the shares were purchased by the assessee. Further, the assesse has not only invested in shares of PFL but has also diversified portfolio and has invested in various other concerns. We, therefore, find merit in the arguments of the Ld. Counsel for the assesse that merely because the gains are significant that cannot render the transaction as sham or accommodative in nature.
55. So far as the decision of the Pune Bench of the Tribunal in the case of Narendra Shrikrishan Agarwal vs. ACIT (supra) relied on by the Ld. DR is concerned, we find in that case shares were bought from a company directly through preferential allotment whereas in the instant case the shares were bought by the assessee from stock exchange through registered stock broker. Similarly in the case Sumati Dayal vs. CIT (supra) the amounts were received from the various Race clubs on basis of Swarna Sukh winning tickets presented by her and the assessee got all the bets correct on the same day which is against human probability. However, in the instant case the facts are different.
56. So far as the decision of the Delhi Bench of the Tribunal in the case of Hersh W Chadha vs. DCIT (supra) relied on by the Ld. DR is concerned, we find the same relates to the Bofors Scam and is for assessment year 1987-88. The facts are distinct and different from the facts of the present case. Therefore, the same in our 44 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 opinion, is not applicable to the facts of the instant case. The various other decisions relied on by the Ld. DR are also not applicable to the facts of the present case.
57. We find the Ld. CIT(A) / NFAC while deleting the addition has relied on the decision of Hon'ble jurisdictional High Court in the case of PCIT vs. Indravadan Jain (supra) and various other decisions. The decision of the Hon'ble jurisdictional High Court is binding on the Tribunal.
58. We find the Hon'ble Bombay High Court in the case of CIT vs. Shyam R. Pawar (supra) has held that where DMAT account and contract note showed details of share transaction and the Assessing Officer had not proved said transaction as bogus, capital gain earned on said transaction could not be treated as unaccounted income under section 68. The relevant observations of the Hon'ble High Court read as under:
"5. We have perused the concurrent findings and on which heavy reliance is placed by Mr.Sureshkumar. While it is true that the Commissioner extensively referred to the correspondence and the contents of the report of the Investigation carried out in paras 20, 20.1, 20.2 and 21 of his order, what was important and vital for the purpose of the present case was whether the transactions in shares were genuine or sham and bogus. If the purchase and sale of shares are reflected in the Assessee's DMAT account, yet they are termed as arranged transactions and projected to be real, then, such conclusion which has been reached by the Commissioner and the Assessing Officer required a deeper scrutiny. It was also revealed during the course of inquiry by the Assessing Officer that the Calcutta Stock Exchange records showed that the shares were purchased for code numbers 5003 and R121 of Sagar Trade Pvt Ltd. and Rockey Marketing Pvt. Ltd. respectively. Out of these two, only Rockey Marketing Pvt. Ltd. is listed in the appraisal report and it is stated to be involved in the modus-operandi. It is on this material that he holds that the transactions in sale and purchase of shares are 45 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 doubtful and not genuine. In relation to Assessee's role in all this, all that the Commissioner observed is that the Assessee transacted through brokers at Calcutta, which itself raises doubt about the genuineness of the transactions and the financial result and performance of the Company was not such as would justify the increase in the share prices. Therefore, he reached the conclusion that certain operators and brokers devised the scheme to convert the unaccounted money of the Assessee to the accounted income and the present Assessee utilized the scheme.
6. It is in that regard that we find that Mr. Gopal's contentions are well founded. The Tribunal concluded that there was something more which was required, which would connect the present Assessee to the transactions and which are attributed to the Promoters/Directors of the two companies. The Tribunal referred to the entire material and found that the investigation stopped at a particular point and was not carried forward by the Revenue. There are 1,30,000 shares of Bolton Properties Ltd. purchased by the Assessee during the month of January 2003 and he continued to hold them till 31 March 2003. The present case related to 20,000 shares of Mantra Online Ltd for the total consideration of Rs.25,93,150/-. These shares were sold and how they were sold, on what dates and for what consideration and the sums received by cheques have been referred extensively by the Tribunal in para 10. A copy of the DMAT account, placed at pages 36 & 37 of the Appeal Paper Book before the Tribunal showed the credit of share transaction. The contract notes in Form-A with two brokers were available and which gave details of the transactions. The contract note is a system generated and prescribed by the Stock Exchange. From this material, in para 11 the Tribunal concluded that this was not mere accommodation of cash and enabling it to be converted into accounted or regular payment. The discrepancy pointed out by the Calcutta Stock Exchange regarding client Code has been referred to. But the Tribunal concluded that itself, is not enough to prove that the transactions in the impugned shares were bogus/sham. The details received from Stock Exchange have been relied upon and for the purposes of faulting the Revenue in failing to discharge the basic onus. If the Tribunal proceeds on this line and concluded that inquiry was not carried forward and with a view to discharge the initial or basic onus, then such conclusion of the Tribunal cannot be termed as perverse. The conclusions as recorded in para 12 of the Tribunal's order are not vitiated by any error of law apparent on the face of the record either.
7. As a result of the above discussion, we do not find any substance in the contention of Mr. Sureshkumar that the Tribunal misdirected itself and in lave. We hold that the Appeals do not raise any substantial question of law. They are accordingly dismissed. There would no order as to costs.
8. Even the additional question cannot be said to be substantial question of law, because it arises in the context of same transactions, dealings, same investigation and same charge or allegation of accommodation of unaccounted money being converted into accounted or regular as such. The relevant details pertaining to the shares were already on record. This question is also a fall out of the issue or question dealt with by the Tribunal and pertaining to the addition of Rs.25,93,150/-. Barring the figure of loss that is stated to have been taken, no 46 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 distinguishable feature can be or could be placed on record. For the same reasons, even this additional question cannot be termed as substantial question of law."
59. We find the Hon'ble Allahabad High Court in the case of PCIT vs. Smt. Renu Agarwal (2023) 153 taxmann.com 578 (Allahabad) while dismissing the appeal filed by the Revenue has held that in absence of adverse comments from stock exchange and the company involved in these transactions and in absence of any material relating to the assessee found in the Investigation Wing Report, addition made by the Assessing Officer had rightly been deleted. The relevant observations of Hon'ble High Court read as under:
"3. The basic question involved in the present appeal is with regard to deletion of some amount which was added by the Assessing Officer on the allegation of penny stock.
4. The appeal of the respondent-assessee was allowed against the assessment order. The appeal filed by the assessee was allowed by the CIT (Appeal). Against the appellate order the Revenue had filed the aforesaid Income-tax Appeal which has been dismissed by the ITAT.
5. After detailed discussion, the ITAT has recorded the following findings of fact:
"The above findings recorded by Ld. CIT(A) are quite exhaustive whereby he has discussed the basis on which the Assessing Officer had made the additions. While allowing relief to the assessee, the ld. CIT(A) has specifically held that there is no adverse comment in the form of general and specific statement by the Pr. Officer of stock exchange or by the company whose shares were involved in these transactions and he held that Assessing Officer only quoted facts pertaining to various completely unrelated persons whose statement were recorded and on the basis of unfounded presumptions. He further held that the name of the appellants were neither quoted by any of such persons nor any material relating to the assessee was found at any place where investigation was done by the investigation Wing. The ld. CIT(A) relying on various orders of Lucknow Benches and other Benches has allowed relief to the assessee by placing reliance on the evidences filed by the assessee before Assessing Officer. I do not find any adversity in the order of ld. CIT(A) specifically keeping in view the fact that Lucknow Benches in a number of cases after relying on 47 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 the judgment of Hon'ble Delhi High Court in the case of Krishna Devi and others had allowed relief to various assessees."
6. The concurrent findings of fact has been recorded by the first appellate authority and the ITAT. Thus, no substantial question of law is involved in the present appeal. The matter is concluded by findings of fact.
7. For the reasons aforestated, we do not find any good reason to entertain this appeal. Consequently, it is dismissed."
60. We find the SLP filed by the Revenue has been dismissed by the Hon'ble Supreme Court as reported in 456 ITR 249 (SC).
61. We find Hon'ble Bombay High Court in the case of PCIT vs. Indravadan Jain (supra) while deciding an identical issue has dismissed the appeal filed by the Revenue where the Tribunal has upheld the order of the Ld. CIT(A) deleting the addition made on account of sale proceeds of shares as unexplained cash credit under section 68 on the ground that since shares were purchased by the assessee on floor of stock exchange and not from broker, payment was made through banking channel, deliverables were taken in DEMAT account where shares remained for more than one year, contract notes were issued and shares were also sold on stock exchange, the Tribunal had rightly deleted impugned addition. The relevant observations of Hon'ble High Court read as under:
"2. It was the case of Revenue before the ITAT that the CIT[A] was wrong in deleting the addition made by the Assessing Officer (A.O.) in respect of long term capital gain treated by A.O. as unexplained cash credit under Section 68 of the Act.
3. Respondent had shown sale proceeds of shares in scrip Ramkrishna Fincap Ltd. (RFL) as long term capital gain and claimed exemption under the Act. Respondent had claimed to have purchased this scrip at Rs.3.12/- per share in the year 2003 and sold the same in the year 2005 for Rs.155.04/- per share. It was A.O.'s case 48 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 that investigation has revealed that the scrip was a penny stock and the capital gain declared was held to be accommodation entries. A broker Basant Periwal & Co. (the said broker) through whom these transactions have been effected had appeared and it was evident that the broker had indulged in price manipulation through synchronized and cross deal in scrip of RFL. SEBI had also passed an order regarding irregularities and synchronized trades carried out in the scrip of RFL by the said broker. In view thereof, respondent's case was reopened under Section 148 of the Act.
4. The A.O. did not accept respondent's claim of long term capital gain and added the same in respondent's income under Section 68 of the Act. While allowing the appeal filed by respondent, the CIT[A] deleted the addition made under Section 68 of the Act. The CIT[A] has observed that the A.O. himself has stated that SEBI had conducted independent enquiry in the case of the said broker and in the scrip of RFL through whom respondent had made the said transaction and it was conclusively proved that it was the said broker who had inflated the price of the said scrip in RFL. The CIT[A] also did not find anything wrong in respondent doing only one transaction with the said broker in the scrip of RFL. The CIT[A] came to the conclusion that respondent brought 3000 shares of RFL, on the floor of Kolkata Stock Exchange through registered share broker. In pursuance of purchase of shares the said broker had raised invoice and purchase price was paid by cheque and respondent's bank account has been debited. The shares were also transferred into respondent's Demat account where it remained for more than one year. After a period of one year the shares were sold by the said broker on various dates in the Kolkata Stock Exchange. Pursuant to sale of shares the said broker had also issued contract notes cum bill for sale and these contract notes and bills were made available during the course of appellate proceedings.
On the sale of shares respondent effected delivery of shares by way of Demat instructions slip and also received payment from Kolkata Stock Exchange. The cheque received was deposited in respondent's bank account. In view thereof, the CIT[A] found there was no reason to add the capital gains as unexplained cash credit under Section 68 of the Act. The tribunal while dismissing the appeals filed by the Revenue also observed on facts that these shares were purchased by respondent on the floor of Stock Exchange and not from the said broker, deliveries were taken, contract notes were issued and shares were also sold on the floor of Stock Exchange. The ITAT therefore, in our view, rightly concluded that there was no merit in the appeal.
5. We also find no infirmity in the order passed by the ITAT and no substantial questions of law as proposed in the appeal arises.
6. Appeal dismissed."
62. Since the Ld. CIT(A) / NFAC while deciding the issue has relied on the decision of Hon'ble Bombay High Court apart from various other decisions and 49 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 since the assessee during the course of assessment proceedings has furnished all the relevant documentary evidence which was not controverted by the Assessing Officer and the addition was made mainly based on the Investigation Wing report, therefore, in view of the above discussion and in view of the detailed reasoning given by the Ld. CIT(A) / NFAC on this issue, we do not find any infirmity in his order deleting the addition made by the Assessing Officer by rejecting the claim of long term capital gain as exempt u/s 10(38) of the Act.
62.1 We further find the Assessing Officer during the course of assessment proceedings, despite repeated request by the assessee to provide copy of the statement of the persons, which is the basis for making addition has not provided the same to the assessee. The request of cross examination was also not granted. We find the Ld. CIT(A) / NFAC while delaing with the issue of violation of principles of natural justice has relied on various decisions including the decisions of Hon'ble Supreme Court and various Hon'ble High Courts. The Ld. CIT(DR) could not controvert the various decisions except relying on the decision of Hon'ble AP High Court in the case of M/s. Manidhari Stainless Wire (P.) Ltd. vs. Union of India (supra). However, the said decision in our opinion is not applicable to the facts of the present case. In that case the petitioner was subject to a search by the Central Excise Department, and the assessee sought cross-examination of their own factory manager and production manager who provided specific statements against the petitioner. However, in the instant case, the statements relied on by the Assessing Officer pertains to third party to the transaction. 50 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025 Further, the 3rd party neither mentioned the name of the assessee nor any link between the assessee and the said 3rd party was established by the department. Therefore, without providing the statement of such 3 rd party or allowing cross examination of said 3rd party despite specific request of the assessee violates the principles of natural justice which the Ld. CIT(A) / NFAC has examined thoroughly and deleted the addition for such violation. We, therefore, uphold the order of the Ld. CIT(A) / NFAC on this issue also.
63. Even otherwise also, we find during the 153A assessment proceedings the Assessing Officer had specifically asked regarding the exempt long term capital gain to which the assessee has replied and thereafter the Assessing Officer has passed the order u/s 143(3) r.w.s. 153B of the Act accepting such exempt long term capital gain. Therefore, the assessment in our opinion could not have been reopened u/s 148 of the Act for the same transaction in absence of any fresh tangible material.
64. We find an identical issue had come up before the Tribunal in the case of ITO vs. Omprakash Asaram Mantri and batch of other appeals (supra) where the Tribunal dismissed the appeals filed by the Revenue against the order of the Ld. CIT(A) quashing the re-assessment proceedings by observing as under:
"29. We have heard the rival arguments made by both the sides, perused the orders of the Assessing Officer and Ld. CIT(A) and the paper book filed on behalf of the assessee. We have also considered the various decisions cited before us. We find the original assessment in the instant case for the assessment year 2011- 12 was completed u/s 143(3) r.w.s. 153A of the Act on 22.03.2016 determining the total income of the assessee at Rs.16,79,230/- as against the returned income of Rs.15,08,324/-. The Assessing Officer in the said order has allowed the claim of 51 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 long term capital gain of Rs.1,44,35,387/- claimed as exempt u/s 10(38) of the Act after considering the reply of the assessee to the specific queries put by him. We find on the basis of information obtained from the Investigation wing that the assessee has sold his investments in penny stock company NITSL, reopened the assessment after recording the reasons. The reasons recorded for reopening of the assessment read as under:
OFFICE OF THE ASSTT. COMMISSIONER OF INCOME TAX, CENTRAL CIRCLE-1, AAYAKAR BHAVAN, NEAR HOLY CROSS ENGLISH SCHOOL, CANTONMENT, AURANGABAD (Ph. 0240-2373001) No.ABD/ACIT/CC-1/147-Reasons/2018-19/63 Date: 10.05.2018 To Ashish Omprakash Mantri, Abhay Oil Industries, New Mandha Jalna 431 203 Email:[email protected] Mo. No. 9422219414 Ph. No.248 2230539 Sir, Sub: Reasons for proceedings u/s 147 of the Income-tax Act, 1961-reg Ref: Your request letter dated 21.04.2016 received in this office on 23.04.2018 Please refer to the above mentioned subject and reference.
As per your request, the reasons recorded for initiating proceedings u/s 147 in your case for AY 2011-12 is as under:
"The assessee is an individual having income from salary, house property, business and profession and other sources. A search action u/s 132 was conducted in the card of the assessee on 02.05.2013 and accordingly a notice u/s 153A was issued to the assessee in response to which the assessee filed his return of income on 28.02.2014 declaring total income of Rs.15,00,324/-. Thereafter, assessment under section u/s 143(3) r.w.s 153A wat completed on 22.03.2016 assessing total income at Rs.16,79,227/-.
The office has received information from the office of the DDIT (Inv), Unit 8(3), Mumbai on 23.03.2018. As per the information received, the assessee has sold his investment in penny stock of M/s Nivyah Infrastructure & Telecom Services Ltd amounting to Rs.1,60,30,716.35/- during the AY under consideration. Further, it is stated that the company M/s Nivyah Infrastructure & Telecom Services Ltd. is a penny stock company and has facilitated various beneficiaries to claim LTCG exempt from tax under section 10(38) of the Act. The assessee is one of the beneficiaries of this penny stock company listed on BSE Script Code 517534. Also, it is stated that this company has been used to facilitate introduction of unaccounted income of members or beneficiaries in the farm of exempt capital gain or short Term Capital Loss in their books of accounts. The assessee Shri Ashish Omprakash Mantri is one such beneficiary and the amount involved in his case is Rs.1,60,30,716.35/-.52 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025 As per information received, the share price of /s. Nivya Infrastructure & Telecom Services Ltd rose from Rs.39/- on 21/07/2009 to Rs.2,050/-on 05/01/2011 and dipped to Rs.47.20 on 10.07.2012. However, financials of the company for the relevant period do not show any substantial change so as to support such a huge share price movement. The company does not have business to justify the sharp rise in market prices of the shares. The sharp rise in the market price of this entity is not supported by financial fundaments of the company. Both purchase and sale of share are concentrated within few persons / entities. The exit providers do not have credit worthiness. They are either non-filers or have filed nominal return of income and have not paid tax.
On verification of the records of the assessee available with this office, it is noticed that the assessee has claimed exemption u/s 10(38) of Rs.1,44,35,387/-. However, no details regarding this LTCG has been mentioned such as the name of the company of which the stocks have been traded, purchase cost of shares and sale consideration etc. As the information received has established that the assessee has entered into transaction of purchase and sale of stock of M/s Nivya Infrastructure & Telecom Services Ltd which is a penny stock company, the case of the assessee needs to be assessed afresh so as to unearth the mechanism of converting unaccounted money into accounted for via investment in penny stock company.
On in depth verification, it is clear that the assessee has employed the services of penny stock company i.e. M/s Nivya Infrastructure & Telecom Services Ltd. to convert his own unaccounted money into accounted one, in the form of exempt LTCG in lieu of commission with a view to evade paying taxes thereon.
As discussed above, the assessee Shri Ashish Omprakash Mantri las derived income from LTCG purchase and sale of penny stuck of M/s Nivya Infrastructure & Telecom Services Ltd which is as penny stock company and exemption an LTCG has been claimed u/s 10(38) of the Act thereby doing away with the requirement of paying taxes on this Income. This LTCG is not real and the whole mechanism of earning exempt LTCG has been created with a view to convert his own unaccounted money into accounted income. Hence, I have reasons to believe that the LTCG earned via this mechanism to the extent of Rs.1,60,30,716.35/- has escaped assessment due to failure on the part of the assessse to truly and fully disclose the material facts necessary for his assessment.
As per information received in this office the assessee has earned LTCG via penny stock and has claimed exemption u/s 10(38) of the Act. This being the mechanism of converting unaccounted money into accounted, or needs to be examined thoroughly as the said money was the unaccounted money of the assessee himself and the same was not disclosed by the assessee neither in his ITR nor during the course of assessment proceedings u/s 143(3) r.w.s 153A. Hence, the assesses hos failed to disclose truly and fully all material facts necessary for his attessment for AY 2011-12. Hence, the present case is covered by proviso to section 147. Also, even if the books of accounts were produced during the assessment proceedings the information related to the issue under consideration 53 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 was embedded in such a manner that the some could not have been discovered except with a diligence. Hence, explanation 1 to section 147 is also applicable to this case.
In this case the return of income was filed for the year under consideration and assessment u/s 143(3) r.w.s 153A of the Art was made on 22.03.2016. Since 04 years from the end of the AY has expired in this case, the requirement to initiate proceedings u/s 147 of the Act are reason to believe that the income for the year consideration has escaped assessment because of failure on the part of the assessee to disclose fully and truly all material facts necessary for its assessment for the AY under consideration. It is pertinent to mention here that the reasons to believe that income has escaped assessment for the AY under consideration have been recorded above. I have carefully considered the assessment records containing the submissions made by the assesse in response to various notices issued during the assessment proceedings and have noted that the assessee has not fully and truly disclosed the following material facts necessary for his assessment for the year under consideration.
1. The assessee has received an amount of Rs.1,60,30,716.35/- as LTCG via purchase and sale of stock of M/s Nivya Infrastructure & Telecom Services Ltd which is a penny stock company. However, the same has not been offered for taxation this LTCG is not real.
It is evident from the above facts that the assessee had not fully and truly disclosed material facts necessary for his assessment for the year under consideration thereby necessitating re-opening u/s 147 of the Act.
It is true that the assesses has filed a copy of annual report and audited profit and balance sheet along with return of income where various information/material were disclosed. However, the requisite full and true disclosure of all material facts necessary for assessment has not been made as noted above. It is pertinent to mention here that even though the assessee has produced book of accounts, annual report, audited profit and loss account and balance sheet or other evidence at mentioned above, the requisite material Facts of the case, in brief, are that the assessee as noted above in the reasons for reopening were embedded in such a manner that material evidence could not be disclosed by the AO and could have been discovered with due diligence accordingly attracting provisions of explanation 1 of section 147 of the Act. For aforestated reasons, it is not a case of change of opinion by the AO.
In this case more than four years have lapsed from the end of the assessment year under consideration. Hence, necessary sanction / approval to issue notice u/s 148 has been obtained from the Pr. Commissioner of Income-tax (Central), Nagpur as per the provisions of section 151 of the Act".
Yours faithfully, Sd/-
(Dr. Shushan Patil) Asstt. Commissioner of Income tax, 54 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 Central Circle-1, Aurangabad"
30. We find when the assessee objected to the reasons recorded by the Assessing Officer for reopening of the assessment, the Assessing Officer in a speaking order rejected the objections raised by the assessee and completed the assessment u/s 143(3) / 147 wherein he disallowed the claim of long term capital gain of Rs.1,44,35,387/- claimed as exempt u/s 10(38) of the Act and also made the addition of Rs.3,20,614/- as unexplained expenditure u/s 69C of the Act being the commission paid for earning such bogus long term capital gain. We find when the assessee challenged the action of the Assessing Officer, the Ld. CIT(A) quashed the re-assessment proceedings, the reasons of which have already been reproduced in the preceding paragraphs.
31. We do not find any infirmity in the order of the Ld. CIT(A) on this issue. Admittedly the original assessment was completed u/s 143(3) r.w.s. 153A of the Act. It is also an admitted fact that during the course of assessment proceedings the Assessing Officer has raised specific queries on the issue of long term capital gain from sale of shares of NITSL and the assessee had replied to the same, the details of which are already reproduced in the preceding paragraphs. We find the Assessing Officer, after considering the various submissions filed by the assessee from time to time, has completed the assessment.
32. We find an identical issue had come up before the Hon'ble Bombay High Court in the case of South Yarra Holdings vs. ITO (supra). In that case also the assessee had sold the shares of M/s. S V Electrical Limited which has subsequently been changed to NITSL and the order was passed u/s 143(3) of the Act on 01.11.2013. The Assessing Officer received information from the DDIT (Inv) Wing on 23.03.2018 which is the same date in case of the assessee also. The reasons were recorded in March, 2018 and the notice was issued to that assessee on 29.03.2018. (In the case of the assessee the date of notice is 28.03.2018). There also the Assessing Officer rejected the objections made by the Assessing Officer and the additions were made for alleged penny stock. When the assessee challenged the validity of re-assessment proceedings, the Hon'ble High Court quashed the re-assessment proceedings by observing as under:
"3. For the Assessment Year 2011-12 the petitioner filed its return of income on 29.9.2012 declaring an income of Rs.12.52 lacs (rounded off). The return was taken up for scrutiny assessment by the Assessing Officer. On 1.11.2013 the Assessing Officer passed an order under section 143 (3) of the Act enhancing the petitioner's income to Rs.20.14 lacs.
4. Thereafter on 29.3.2018, the Assessing Officer issued the impugned notice seeking to re-open assessment for A.Y.2011-12. The reasons in support of the impugned notice as communicated to the petitioner reads thus:-
"Reasons for reopening u/s 148 for A.Y.2011-12 is provided as under :55 ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
1. The information has been received from DDIT (Inv) Unit 8 (3) Scindia House, Mumbai-38 vide their letter dated 23-3-2018 which is received in this office on 28-03-2018.
2) The DDIT (Inv) Mumbai has received information that M/s Nivyah Infrastructure & Telecom Services Ltd is a penny stock listed do in BSE with scrip code (517634) and this company has been used to facilitate introduction of unaccounted income of members of beneficiaries in the form of exempt capital gain or short term capital loss in their books of accounts. It was noticed that share price of M/s Nivyah Infrastructure & Telecom Services Ltd rose from Rs.39 in 21st July 2009 to Rs.2050 on January 2011 and dipped to Rs.47.20 on 18th July 2012. However, the financials of the company for the relevant period do not show any substantial change so as to support such huge share price movement. The company does not have business worthwhile to justify the sharp rise in market price of shares. The sharp rise in market price of this entity is not supported by the fundamentals of the company. Both purchase and sale of the shares are concentrated within few person/entities. 2.2. The DDIT (Inv) has traded in the above script namely M/s Nivyah Infrastructure & Telecom Services Ltd during the F.Y. 2010- 11 to the tune of Rs.35040000000000000000.
2.3. The DDIT (Inv) Unit - 8 (3) Mumbai has given a finding that enquiries have been conducted in the penny scrip namely M/s Nivyah Infrastructure & Telecom Services Ltd vis-a-vis facilitating introduction of unaccounted income of members of beneficiaries in the form of exempt Capital gain or Short term Capital Loss in their books of account. These transactions are mostly in view of cash of equal amount and commission is charged over and above at certain fixed percentage for providing such accommodation entry. These accommodation entries were taken from various beneficiaries for introducing their unaccounted cash into their books of accounts without paying the due taxes.
2.4 The detailed investigation report containing the modus operandi of tax evasion through penny stock and discussion in entry operators from brokers and scripts has been provided along with the letter of DDIT (Inv) Mumbai.
2.5. Our assessee is one of the beneficiary who have availed accommodation entries by way of traded in shares to the tune of Rs.3504000,000000000005 in M/s Nivyah Infrastructure & Telecom Services Ltd with a view to ultimately reduce tax liability and or to bring capital in the form of equity or debt or tax exempt income or a combination of the above transaction, therefore, it is necessary to verify the actual amount of bogus LTCG analyzing the D-mat statement and bank account statement.
56ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
3. In this case return of income as fixed for the year under consideration and regular assessment u/s 143 (3) was made on 27.11.2013. Since 4 years from the end of the relevant year has expired in this case the requirements to initiate proceedings u/s 147 of the IT Act are reasons to believe that income for the year under consideration has escaped assessment because of failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment for the year under consideration. It is pertinent to mention here that reasons to believe that income has escaped assessment for the year under consideration have been recorded in paragraph 2 above.
4. In this case more than four years have lapsed from the end of assessment year under consideration. Hence, necessary sanction to issue the notice u/s 148 has been obtained separately from the Pr.Commissioner of Income Tax as per the provisions of section 151 of the Act.
5. Notice u/s 148 was issued with prior approval of Pr.Commissioner of Income Tax-6 Mumbai."
5. On receipt of above reasons on 9.8.2018, the petitioner filed its objections to the reasons in support of the impugned notice and in particular pointed out that the assessee had dealt with a company called "S.V.Electricals Ltd" and not with M/s Nivyah Infrastructure & Telecom Services Ltd. The name of company "S.V.Electricals Ltd" had subsequently changed on 14.2.2012 to M/s Nivyah Infrastructure and Telecom Ltd. It had also pointed out in its objection that during the regular assessment proceedings, details of the petitioner's dealing in scrip namely "S.V.Electricals Ltd" had been submitted during the regular assessment proceedings. The objections primarily proceeds on the basis, that the reasons as recorded, display total non-application of mind while forming reason to believe, this as during the relevant time, there was no company by the name "M/s Nivyah Infrastructure and Telecom Services Ltd" in which the petitioner could have dealt. The petitioner's objections were rejected by the Assessing Officer by passing an order on 28.9.2018. The order on objections, does not deal with the petitioner's primary contentions that the petitioner had not dealt with any company by name "M/s Nivyah Infrastructure and Telecom Services Ltd" during the period relevant to the subject assessment. This order dated 28.9.2018 disposing of the objections is completely silent on the above objections while rejecting the petitioner's objections.
6. The respondent's Assessing Officer has filed an affidavit-in reply dated 5.2.2019 of the Assessing Officer. However, the reply does not deal with this objection taken in the petition. Nevertheless, Mr.Suresh Kumar the learned counsel for the revenue submits that all these issues will be subject 57 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 of consideration during the re-assessment proceedings. Thus, this Court should not interfere at this stage.
7. It is a settled position in law that re-opening of an assessment has to be done by an Assessing Officer on his own satisfaction. It is not open to an Assessing Officer to issue a reopening notice at the dictate and/or satisfaction of some other authority. Therefore, on receipt of any information which suggests escapement of income, the Assessing Officer must examine the information in the context of the facts of the case and only on satisfaction leading to a reasonable belief that income chargeable to tax has escaped assessment, that re-opening notice is to be issued.
8. From the reasons, it is evident that the impugned notice has been issued on the basis of information received from the Deputy Collector, Income Tax (Investigation) alleging that M/s Nivyah Infrastructure & Telecom Services Ltd is a penny stock listed on the Bombay Stock Exchange and that the petitioner had dealt with the same leading to escapement of income. On receipt of information, the least that is expected of the Assessing Officer is to examine the same in the context of the facts of this case and satisfy himself whether the information received does prima facie lead to a reasonable belief that income chargeable to tax has escaped assessment. In this case, the reasons indicate that the Assessing Officer has not carried out such exercise and accepted the report of the Deputy Collector of Income Tax (Investigation) Mumbai to conclude that the petitioner had dealt with Nivyah Infrastructure and Telecom Services Ltd during the previous year relevant to the assessment year 2011-12. Admittedly, there was no company by name "M/s Nivyah Infrastructure & Telecom Services Ltd" in existence during that year for consideration. This clearly shows that the Assessing Officer acted on the satisfaction of the Deputy Collector of Income Tax (Investigation) that income chargeable to tax has escaped assessment. It must also be borne in mind that the impugned notice is issued beyond the period of four years from the end of the relevant assessment year in a case, where the assessment was completed under section 143 (3) of the Act. Therefore, the Assessing Officer would have to examine the information received in the context of the facts on record. If such an exercise were to be done, it is likely that the Assessing Officer would have come to the conclusion that there was no failure to disclose truly and fully all material facts necessary for assessment. Thus, hit by the proviso to section 147 of the Act. However, the Assessing Officer has not applied his mind to the information received in the context of the facts on record. The impugned notice is bad-in-law, as it has not been issued by the Assessing Officer on his satisfaction that there is reason to believe, that income chargeable to tax has escaped assessment.
9. In the above circumstances, the impugned notice is un- sustainable in law and therefore, is quashed and set aside.
10. Accordingly, Petition allowed."
58ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
33. We find the Hon'ble Bombay High Court in the case of Chanchal Bhagwatilal Gokhru vs. Union of India (supra) has held that where addition based on penny stock transaction had already been considered while making scrutiny assessment under section 143(3), notice for reopening under section 148 for same transaction could not be issued as there was no fresh tangible material. The relevant observations of the Hon'ble High Court read as under:
"3. The Petitioner had filed her return of income for AY 2014-15 on 28th July 2014. The Assessing Officer ("AO") had passed an order u/s 143 (3) of the Act on 18th November 2016, whereby he added Rs.1,07,18,922 to the total income on account of withdrawal of exemption claimed by the Petitioner u/s 10(38) of the Act and the Petitioner paid tax on the same. Thereafter, the Petitioner was also granted waiver of penalty for the AY 2014-15 on 31st January 2018 on application u/s 273A of the Act by the PCIT-18, Mumbai.
4. Evidently a notice u/s 148 of the Act dated 26th March 2021 is issued after a period of four years following which a return of income was filed by the Petitioner on 14th April 2021. This was followed by Notice u/s 143(2) dated 10th November 2021 and notice u/s 142(1) dated 15th November 2021 seeking details to which the Petitioner filed a response dated 24th November 2021 and objected to the re-assessment by communication dated 28th January 2022. The objections were disposed of on 11th February 2022. Another notice was issued on 25th February 2022 which led to filing of this Petition.
5. Since the impugned notice u/s 148 of the Act has been issued after the expiry of four years from the end of the relevant AY, Respondents have to show that the jurisdictional requirement is satisfied that there was failure to truly and fully disclose material facts as decided by this Court in Ananta Landmark (P.) Ltd. v. Dy. CIT (2021) 131 taxmanın.com 52/283 Taxman 462/439 ITR 168.
6. We have examined the reasons recorded annexed to the Petition that are evidently premised on 'seen from the assessment records'. The Assessing Officer (AO) records that the assessee claimed to have purchased shares of the penny stock scrips for a total of Rs.33,09,976 and sold for a consideration of Rs.1,15.90,280/-. Therefore he held that the long term capital gain would be unexplained investment/income from other sources and not a capital gain as claimed by the assessee on the premise that entire transaction of purchase and sale of shares were a part of accommodation entry and represents unexplained investment made by assessee in cash to obtain an equivalent amount of bogus profit on sale of shares.
7. We find nothing to indicate failure to disclose any material fact. Upon examining the order u/s 143(3) we find that the AO has considered these very transactions and added Rs.1,07,18,922 to the total income on which the Petitioner has already paid the tax. We find no substance in the AO's reason to believe that income chargeable to tax has escaped assessment in 59 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 as much as there is no mention of any tangible material that led to his conclusion. The entire process is triggered on a change of opinion as to the calculation of tax payable by the assessee. As stated hereinabove, it is evident that bald assertions of the transaction being "an accommodation entry made in collusion & connivance with the entry provider" are used to re-open the assessment. It is well settled judicial principal that, the true test of income chargeable to tax escaping assessment is whether there exists fresh "tangible material" on the basis of which appropriate conclusion is reached. In the absence of such material the reassessment proceedings would be invalid. This principle has been upheld by the Apex Court as well as the jurisdictional High Courts in various rulings. Furthermore, this Court has held that reconsideration of the material available at the time of original assessment proceedings tantamount to change of opinion and therefore invalid.
8. In view of the settled legal position and considering the facts of the present case, we pass the following order-
i. The impugned notice dated 26th March 2021 issued by Respondent No.2 for AY 2014 15 are quashed and set aside and all action in furtherance thereto is prohibited:
ii. Rule made absolute in above terms. No costs."
34. We find the Hon'ble Allahabad High Court in the case of PCIT vs. Smt. Renu Agarwal (supra) has held that where AO disallowed exemption claimed by assessee under section 10(38) and made additions, alleging involvement in penny stock which were being misused for providing bogus accommodation of LTCG, however, there was lack of adverse comments from stock exchange and officials of company involved in these transactions and no material relating to assessee was found in investigation wing report, additions made by AO had rightly been deleted. The relevant observations of the Hon'ble High Court read as under:
"3. The basic question involved in the present appeal is with regard to deletion of some amount which was added by the Assessing Officer on the allegation of penny stock.
4. The appeal of the respondent - assessee was allowed against the assessment order. The appeal filed by the assessee was allowed by the CIT (Appeal). Against the appellate order the Revenue had filed the aforesaid Income Tax Appeal which has been dismissed by the ITAT.
5. After detailed discussion, the ITAT has recorded the following findings of fact :
"The above findings recorded by ld. CIT(A) are quite exhaustive whereby he has discussed the basis on which the Assessing Officer had made the additions. While allowing relief to the assessee, the ld. CIT(A) has specifically held that there is no adverse comment in the 60 ITA Nos.1555/PUN/2024 & Ors CO Nos.2 to 5/PUN/2025 form of general and specific statement by the Pr. Officer of stock exchange or by the company whose shares were involved in these transactions and he held that Assessing Officer only quoted facts pertaining to various completely unrelated persons whose statement were recorded and on the basis of unfounded presumptions. He further held that the name of the appellants were neither quoted by any of such persons nor any material relating to the assessee was found at any place where investigation was done by the investigation Wing. The ld. CIT(A) relying on various orders of Lucknow Benches and other Benches has allowed relief to the assessee by placing reliance on the evidences filed by the assessee before Assessing Officer. I do not find any adversity in the order of ld. CIT(A) specifically keeping in view the fact that Lucknow Benches in a number of cases after relying on the judgment of Hon'ble Delhi High Court in the case of Krishna Devi and others had allowed relief to various assessees."
6. The concurrent findings of fact has been recorded by the first appellate authority and the ITAT. Thus, no substantial question of law is involved in the present appeal. The matter is concluded by findings of fact.
7. For the reasons aforestated, we do not find any good reason to entertain this appeal. Consequently, it is dismissed."
35. We find when the Revenue challenged the order of the Hon'ble High Court, the Hon'ble Supreme Court dismissed the SLP filed by the Revenue as reported in (2023) 456 ITR 249 (SC).
36. The various other decisions relied on by the Ld. Counsel for the assessee also support his case to the proposition that where addition based on penny stock transaction had already been considered while making scrutiny assessment under section 143(3), notice for reopening under section 148 for same transaction could not be issued in absence of any fresh tangible material.
37. Since in the instant case, the Assessing Officer in the order passed u/s 143(3)/153A has allowed the claim of expenditure u/s 10(38) on account of profit from sale of shares of the alleged penny stock company, after considering the reply in response to the queries raised him, therefore, in absence of any fresh tangible material, we hold that the re-assessment proceedings initiated for the same transaction are not in accordance with law.
38. In this view of the matter and in view of the detailed reasoning given by the Ld. CIT(A) and in the light of the various decisions cited (supra), we do not find any infirmity in the order of the Ld. CIT(A). Accordingly, we uphold the same and the grounds raised by the Revenue are dismissed."
61ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
65. Since the facts of the instant case are identical to the facts of the case decided by the Tribunal, therefore, we hold that such reopening of assessment in absence of any fresh tangible material is not in accordance with law and has to be quashed. We, therefore, allow the grounds raised by the assessee in CO challenging the validity of re-assessment. Thus, the appeal filed by the Revenue is dismissed and the ground raised by the assessee in the CO are partly allowed.
66. Identical grounds have been raised by the Revenue in ITA Nos.1555, 1560, 1565/PUN/2024 and CO Nos.5, 3 and 2/PUN/2025 for assessment years 2013-14, 2014-15 and 2018-19 respectively. Since we have already decided the issue and the grounds raised by the Revenue have been dismissed and the COs filed by the assessee have been partly allowed, therefore, following similar reasonings, the appeals filed by the Revenue are dismissed and the COs filed by the assessee are partly allowed.
ITA Nos.497 & 498/PUN/2025 (Taradevi Ratanlal Bafna)
67. After hearing both sides, we find the grounds raised by the Revenue are identical to the grounds raised in ITA No.1561/PUN/2024. We have already decided the issue and the grounds raised by the Revenue have been dismissed. Following similar reasonings, the grounds raised by the Revenue are dismissed. The appeals filed by the Revenue vide ITA Nos.497 & 498/PUN/2025 are accordingly dismissed.
62ITA Nos.1555/PUN/2024 & Ors
CO Nos.2 to 5/PUN/2025
68. In the result, all the above 6 appeals filed by the Revenue are dismissed and the 4 COs filed by the assessee are partly allowed.
Order pronounced in the open Court on 27th October, 2025.
Sd/- Sd/- (ASTHA CHANDRA) (R. K. PANDA) JUDICIAL MEMBER VICE PRESIDENT पण ु े Pune; दिन ांक Dated : 27th October, 2025 GCVSR
आदे श की प्रतितिति अग्रे तिि/Copy of the Order is forwarded to:
1. अपीलार्थी / The Appellant;
2. प्रत्यर्थी / The Respondent
3. The concerned Pr.CIT, Pune
4. DR, ITAT, 'B' Bench, Pune
5. गार्ड फाईल / Guard file.
आदे शानुसार/ BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अधिकरण ,पुणे / ITAT, Pune S.No. Details Date Initials Designation 1 Draft dictated on 13.10.2025 Sr. PS/PS 2 Draft placed before author 14.10.2025 Sr. PS/PS Draft proposed & placed before the 3 JM/AM Second Member Draft discussed/approved by Second 4 AM/AM Member 5 Approved Draft comes to the Sr. PS/PS Sr. PS/PS 6 Kept for pronouncement on Sr. PS/PS 7 Date of uploading of Order Sr. PS/PS 8 File sent to Bench Clerk Sr. PS/PS Date on which the file goes to the Head 9 Clerk 10 Date on which file goes to the A.R. 11 Date of Dispatch of order