Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Unity Dyechem (P) Ltd.,, Anand vs The Deputy Commissioner Of Income Tax, ... on 21 February, 2020

            IN THE INCOME TAX APPELLATE TRIBUNAL
                    AHMEDABAD "SMC" BENCH

             Before: Shri Rajpal Yadav, Vice President
            And Shri Amarjit Singh, Accountant Member

                      ITA No. 3394/Ahd/2016
                      Assessment Year 2012-13


     Unity Dyechem (P) Ltd.                 The Dy. CIT,
     Golana Road,                           Circle-1(3),
     At-Sokhada,                       Vs   Baroda
     Ta: Ka mbhat,                          (Respondent)
     Distt: Anand
     PAN: AAACU5068R
     (Appellant)


       Revenue by:          Shri Dilip Kumar, Sr. D.R.
       Assessee by:         Shri Jaimin B. Shah, A.R.

       Date of hearing                      : 27-01-2020
       Date of pronounce ment               : 21-02-2020


                      आदेश /ORDER
PER : AMARJIT SINGH, ACCOUNTANT MEMBER:-

This assessee's appeal for A.Y. 2012-13, arises from order of the CIT(A)-1, Vadodara dated 21-10-2016, in proceedings under section 143(3) of the Income Tax Act, 1961; in short "the Act".

2. The assessee has raised following grounds of appeal:-

I.T.A No. 3394/Ahd/2016 A.Y. 2012-13 Page No 2
Unity Dyechem (P) Ltd. vs. Dy. CIT "1. That the learned CIT(A) has erred both in law and on the facts of the case in confirming an additions of Rs.8,00,000/- on account of valuation of closing stock to the book result shown by the appellant.
2. The G.P. shown by the appellant in the succeeding year @ 14.88 % have been accepted in scrutiny assessment and there is no distinguishing features during the year under consideration the additions in closing stock of Rs. 8,00,000/- requires to be deleted.
3. That the learned CIT(A) has not appreciated the facts that prices of raw materials Gas, Ice etc. have increased a tremendously and sales have also increased, reduction in G.P. @ 4.62% is fully justified when G.P. @ 14.88% have been accepted in 2013-14 in scrutiny assessment and as such additions in closing stock amounting to Rs. 8,00,000/- requires to be deleted.
4. That there is no suppression of stock or inflation of expenditure and opening stock, purchases and sales have been accepted and therefore there is no reasoning for making an additions of Rs. 8,00,000/- on estimated basis which requires to be deleted.
5. On peculiar facts and circumstances of the case of the appellant and materials submitted during the course of assessment and appellate proceedings, be considered in proper perspective and additions of Rs. 8,00,000/- requires to be deleted.
WITHOUT PREJUDICE :
6. If the Hon'ble Tribunal may not delete the additions of Rs.8,00,000/- made on estimated basis to seal any leakage of revenue on account of valuation of closing stock in the alternative the finding may please be given to grant setoff as opening stock in the subsequent year."

3. All the grounds of appeal of the assessee are pertained to the issue of addition of Rs. 8 lacs on account of valuation of closing stock because of low gross profit, therefore, for the sake of convenience all these grounds of appeal are adjudicated together by this common order.

4. The assessee has filed return of income declaring income at Rs. 17,69,350/- on 23rd Sep, 2012. The case was subject to scrutiny and notice u/s. 143(2) of the act was issued on 8th August, 2013. During assessment, the assessing officer noticed that assessee has declared gross profit at 24.25% after debiting manufacturing expenses of Rs. 1,42,23,018/- for A.Y. 2011-12 whereas during the year under consideration the assessee has shown gross profit @ 30.16% without debiting expenses pertaining to manufacturing consumption. Therefore, the assessing officer has re-worked the gross profit for the year under consideration after debiting manufacturing expenses to the amount of Rs. 1,59,21,601/- and determined gross profit at I.T.A No. 3394/Ahd/2016 A.Y. 2012-13 Page No 3 Unity Dyechem (P) Ltd. vs. Dy. CIT 19.63%. These detailed working are given by the assessing officer at page no. 4 & 5 of the assessment order. In view for the above, the assessing officer observed that there was a substantial fall in gross profit from 24.25% to 19.63% in the year under consideration and in monetary term, the assessing officer has determined the gross profit fall to the amount of Rs. 68,80,489/-. In addition to the above, the assessing officer has also noticed that closing stock of semi finished goods as well as finished goods have been valued at a lower rate than the opening stock as reported at page no. 6 of the assessment order. The assessing officer stated that opening stock of finished goods has been valued at Rs. 928.87 while closing stock has been valued at Rs. 347.21. The assessing officer has also noticed that in some items of finished stock and semi-finished stock the assessee has applied the same rate for valuation of inventory as reported at page no. 7 of the assessment order. The assessing officer has also noticed that some items of finished stock pertaining to the current year have been valued at the same rate as that of last year as reported at page no. 7 of the assessment order. The assessing officer has also noticed that some items of raw material forming part of inventory have been valued at laser rate as compared to the preceding years. The assessing officer has stated that there were 34 items in the finished stock but the assessee has furnished cost of 13 items only and no information in respect of costing of 23 items were furnished. Broadly considering the above stated discrepancies, the assessing officer has estimated leakage of revenue on account of valuation of closing stock to the amount of Rs. 8 lacs after taking into consideration impact of rise in cost of material, consumption etc. and added this amount to the total income of the assessee.

I.T.A No. 3394/Ahd/2016 A.Y. 2012-13 Page No 4 Unity Dyechem (P) Ltd. vs. Dy. CIT

5. Aggrieved assessee has filed appeal before the ld. CIT(A). The ld. CIT(A) has dismissed the appeal of the assessee.

6. We have heard the rival contentions and perused the material on record. The assessing officer has made addition of Rs. 8 lacs on account of undervaluation of closing stock. During the course of appellate proceedings before ld. CIT(A), the assessee has submitted that raw material prices have increased during the year compared to immediately preceding year. It is also submitted that during the year under consideration sales has been increased by Rs. 2,14,35,224 in comparison to immediately preceding year and there was a keen competitive in this line of business which resulted in reduction of gross profit @ 4.62%. Regarding showing certain items of material at the same price in the stock statement as in the preceding assessment year, the assessing officer explained that same was on account of old stock lying in the inventory to which old rate was applied. It was also submitted that no instances of sale made outside the books of account was detected by the assessing officer. However, it is observed that the assessee has submitted detail in respect of 13 items of finished stock out of total 34 items of finished stock. The assessee has also not fully explained the deficiency pointed out in valuation of finished stock/semi-finished stock or raw material by the assessing officer. The assessee has also failed to re-concile the variation in valuation of raw material forming part of inventory at lower rate as compared to earlier year and variation in valuation of semi-finished and finished stock at a lower rate than the earlier year. Considering the above anomalies, we are of the view that it will appropriate to restrict the disallowance to the amount of Rs. 4 lacs as against estimation made by the I.T.A No. 3394/Ahd/2016 A.Y. 2012-13 Page No 5 Unity Dyechem (P) Ltd. vs. Dy. CIT assessing officer at Rs. 8 lacs. Therefore, this appeal of the assessee is partly allowed.

7. In the result, the appeal of the assessee is partly allowed.

           Order pronounced in the open court on 21-02-2020



           Sd/-                                     Sd/-
(RAJPAL YADAV)                           (AMARJIT SINGH)
VICE PRESIDENT                        ACCOUNTANT MEMBER
Ahmedabad : Dated 21/02/2020
आदेश क त ल प अ े षत / Copy of Order Forwarded to:-
1. Assessee
2. Revenue
3. Concerned CIT
4. CIT (A)
5. DR, ITAT, Ahmedabad
6. Guard file.
                                                  By order/आदेश से,

                                                            उप/सहायक पंजीकार
                                                    आयकर अपील य अ धकरण,
                                                                       अहमदाबाद