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 37, Cited by 0]

Income Tax Appellate Tribunal - Nagpur

Ankit Shankarlal Tanwani, Chhindwara vs Assistant Commissioner Of Income Tax, ... on 8 June, 2022

IN THE INCOME TAX APPELLATE TRIBUNAL, NAGPUR BENCH, NAGPUR
     BEFORE SHRI SANDEEP GOSAIN, JM & SHRI ARUN KHODPIA, AM

                                 ITA No. 153/NAG/2021
                                Assessment Year: 2018-19

 Shri Ankit Shankar Lal Tanwani    Vs. The ACIT
 Near Shankar Mandir, Shankar           Central Circle 2(1)
 Nagar, Pandhuna Pandhurna              Nagpur
 Chhindwara - 480 334 (M.P.)
                           PAN No.:BIAPT 4756 R
 Appellant                              Respondent

                     Assessee by: Shri Manoj G. Moryani, Adv. &
                                  Shri Bhavesh Moryani, Adv

                     Revenue by :Shri Piyush Kolhe (CIT-DR)

                     Date of Hearing: 28/04/2022
                     Date of Pronouncement:      8/6                  /2022

                                            ORDER

PER: SANDEEP GOSAIN, J.M. The captioned appeal has been filed by the assessee challenging the impugned order dated 8th October 2021, passed by the Commissioner of Income Tax (Appeals)-3, Nagpur, [in short "the learned CIT(A)"] under section 250 of the Income Tax Act, 1961 (in short "the Act") for the assessment year 2018-19.

2. The present appeal has been filed on the following grounds:-

"1. The Commissioner of Income Tax (Appeals)-3, Nagpur erred in confirming addition, therefore order passed is illegal, invalid and bad in law.
2
ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur
2. On the fact and circumstances learned Commissioner of Income Tax (Appeals)-3, Nagpur erred in confirming income determined by the Assessing Officer at Rs. 13,45,300/- is illegal, invalid and bad in law.
3. On the fact and circumstances learned Commissioner of Income Tax (Appeals)-3, Nagpur ought to have accepted returned income and cash in hand shown by the assessee in the regular return of income and rejecting the contention of the assessee and treated the same as unexplained money U/s. 69A & U/s. 68 is unjustified, unwarranted and excessive.
4. On the fact and circumstances learned Commissioner of Income Tax (Appeals)-3, Nagpur ought to have accepted returned income of Rs. 9,78,300/- were regular income of the assessee and without going into merits of the case treating the same U/s. 69A as unexplained money and confirming the same taxed as per section 115BBE of the Income Tax Act, therefore addition made is unjustified, unwarranted and excessive.
5. On the fact and circumstances learned Commissioner of Income Tax (Appeals)-3, Nagpur without going into merits of the case and not following statutory provision provided U/s. 44AD of the Act rejected the claim of income the assessee by making addition U/s. 69A of the Act, therefore addition confirmed is illegal, invalid and bad in law.
6. On the fact and circumstances learned Commissioner of Income Tax (Appeals)-3, Nagpur ought to have considered opening cash balance shown by assessee at Rs. 3,67,000/- as per capital position submitted alongwith return of income and without going into merits of the case confirmed the addition of Rs. 3,67,000/- U/s. 68 as unexplained investment, therefore addition confirmed is unjustified, unwarranted and excessive.
7. The learned Commissioner of Income Tax (Appeals)-3, Nagpur erred in not accepting the contention of the assessee and without going into to the merits of case confirmed the income U/s. 69A and charged tax U/s. 115BBE, therefore order passed is illegal, invalid and bad in law.
8. The learned Commissioner of Income Tax (Appeals)-3, Nagpur erred in not considering the wrong levy of interest U/s. 234A, 234B & 234C.''

3. Grounds no.1 raised by the assessee being general in nature, hence, no separate adjudication is required.

3

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur

4. The issue arising out of grounds no.2, 3, 4, 5 and 7, relates to returned income shown by the assessee under section 44AD of the Act.

5. Brief facts are that the assessee is engaged in the business of Kirana and general items in individual capacity. He filed his original return of income under section 139(1) of the Act on 22nd November 2018, declaring total income at Rs.9,78,300/-. A search and seizure action was conducted in Locker no.365, in HU Volt, HU Tower, Maskasath, Itwari, Nagpur on 22nd November 2018, requisition under section 132A of the Act was made in the name of Shri Ankit Shankarlal Tanwani. In locker No.365, cash of Rs. 86,99,800/- was found. The aforesaid cash belongs to Shri SantoshTanwani - Rs.50,00,000, Shiv Agency, Prop. Shri SantoshTanwani - Rs.15,00,000/-, aggregating to Rs.65,00,000/-. Smt. AshaTanwani - Rs.50,000/- and ShriAnkitTanwani - Rs.21,50,000/-. Summons under section 131 of the Act was issued to the assessee and the assessee has filed detailed reply in response to summons under section 131 of the Act before the Dy. Director of the Income Tax on 14th January 2019. The assessee's statement was recorded, and the contention of the Assessing Officer is that the assessee had shown abnormal profit under section 44AD of the Act. The assessee claimed that he has filed the return of income for the year under consideration declaring total income at Rs.9,78,300/- and claimed that cash of 4 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur Rs.21,50,000/- found in the locker belongs to him and it is out of the income earned by him. The assessee has claimed that during the year under consideration, cash of Rs.10,00,000/- was deposited out of the business income of Rs.9,78,300/- and opening balance of previous year. During the year, the assessee has offered income from business at Rs.9,78,300/- under section 44AD of the Act and shown total turnover of Rs.19,32,500/- and out of this, turnover of Rs.9,78,300/- was offered for taxation which is more than 50% of the total turnover. The Assessing Officer noticed that the turnover shown was not supported by any bills and vouchers and has treated as not genuine either in respect of turnover or in respect of quantum of net income shown under section 44AD of the Act. Accordingly, the Assessing Officer rejected the entire amount of Rs.9,78,300/- on account of business income shown by the assessee which was treated as unexplained money under section 69A of the Act in the hands of the assessee. The assessee also submitted the remaining amount, the assessee has estimated income for the assessment year 2019-20 at Rs. 15,00,000, and paid advance tax on the aforesaid income before the action taken by the department. Being not satisfied with order so passed by the Assessing Officer, carried the matter before the first appellate authority.

6. The learned CIT(A) confirmed the order so passed by the Assessing Officer by observing as under:-

5

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur "I have carefully considered the written submissions of the appellant's AR, the assessment order and the material available on record. The fact of the case are that locker No. 365 in HU Vaults, HU Tower, Maskasath, Itwari, Nagpur was in the name of the appellant. Search operation was conducted at this locker on 22-11- 2018 and cash of Rs.86,99,800/- was found. The sworn statement of the appellant was recorded u/s. 132(4) of the Act on 26-11-2018, wherein he was asked to explain the source of this cash. In response to question no. 10 of the statement, the appellant replied that out of the total cash found during the search, cash of Rs.21,50,000/- belongs to him and rest of the cash belongs to other family members. When asked to explain the source of the cash of Rs.21,50,000/- he failed to give any satisfactory reply. Hefurther replied that he occasionally sit in the Kirana shop run by his father and assists him. The appellant's father, ShriShankarlalTanwani is a proprietor of the Firm M/s. Shankar Kirana Store, which runs a Kirana store. Thus, in his sworn statement, the appellant did not mention anything regarding his business activity and stated that he only assists his father in the Kirana store. There is nothing on record to show that he does any business of his own.
During the assessment proceedings, the appellant's AR has failed to submit any documentary proof regarding any business activity done by the appellant.It is noteworthy that business income of Rs.9,78,300/- has been declared under 44AD on total turnover of Rs.19,32,500/- which is more than 50% of net profit. The AO has correctly observed that this abnormal profit has been shown on fictitious turnover in order to explain the cash from the locker. Similarly, there is no documentary evidence in order to support the opening balance of Rs. 3,67,000/- as on 01-04-2017 in the capital account of the appellant. The appellant's AR despite numerous opportunities provided to him during the appellate proceedings has failed to submit any documentary evidence regarding the business activity done by the appellant. It is evident that the appellant is only helping his father in the Kirana store run under the proprietary concern, M/s. Shankar Kirana Stores, and is not doing any independent business activity at all. Therefore, the AO was correct to come to the conclusion that the appellant is not doing any business activity and has correctly held that the opening balance of Rs. 3,67,000/- is the appellant's unexplained cash credit. Similarly, the AO has correctly held that the business income of Rs.9,78,000/- shown by the appellant is his unexplained money u/s 69A of the Act. Therefore, the grounds of appeal No.2,3,4 & 5 are dismissed."
6.1 The assessee once again being unsuccessful, filed appeal before the Tribunal.
6

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur

7. Before us, the learned Counsel, ShriManoj G. Moryani alongwith Shri Bhavesh M. Moryani, appearing for the assessee, submitted that the assessee has shown better income as stated in section 44AD of the Act and there is no provision in the Income Tax Act, 1961, to reduce the income of the assessee and the aforesaid income was also supported by sales account a copy of which is placed at Page-5 to 12 of the Paper Book, which were also submitted before the Assessing Officer during the course of assessment proceedings. No mistake has been pointed out by the Assessing Officer in his assessment order and the assessee has filed return of income under the presumptive taxation in order to avoid long drawn procession in small traders. The learned Counsel further submitted that since the assessee has shown under provisions of section 44AD of the Act, therefore, the question does not arise of making addition under section 69A of the Act. The learned Counsel further submitted that the assessee was not covered under section 132 of the Act and the claim of the assessee is that the cash of Rs.21,50,000/- were found from locker of Shri AnkitTanwani, were belonged to the assessee and the same were out of his income earned for which return of income has already filed and cash in hand available as per Balance Sheet filed alongwith return of income, which is placed at Page-4 of the Paper Book. The learned Counsel further brought to the notice of this Bench that 7 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur during the assessment proceedings notice under section 153A of the Act was issued and in response to the notice the assessee immediately filed his return of income manually on 12th December 2019, and also electronically filed the same return of income on 14th August 2020, declaring net taxable income of Rs.9,78,300/-, a copy of which is placed at Page-13 to 18 of the Paper Book. The learned Counsel further submitted that the Assessing Officer has not accepted the contention of the assessee and without any basis with respect to the addition made at Rs.9,78,300, and treated the same as unexplained money under section 69A of the Act and charged income tax under section 115BBE of the Act. The learned Counsel submitted that though the provisions of section 69A of the Act is not applicable to the facts of the present case, but still the Department has charged income tax under section 115BBE of the Act which is unjustified, unwarranted and excessive. The learned Counsel invited the attention of the Bench as to the provisions of section 69A of the Act which is reproduced as under:-

"S. 69A Where in any financial year the assessee is found to be the owner of any money, bullion, jewellery or other valuable article and such money, bullion, jewellery or valuable article is not recorded in the books of account, if any, maintained by him for any source of income, and the assessee offers no jewellery or other valuable article, or the explanation offered by him is not, in the opinion of the [Assessing] Officer, satisfactory, the money and the value of the bullion, jewellery or other valuable article may be deemed to be the income of the assessee for such financial year"
8

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur

8. The learned Counsel submitted that a plain reading of the aforesaid provisions of section 69A of the Act, depicts that the provisions of the said section are applicable when there is unexplained money, etc., and which are not recorded in the books of account of the assessee maintained by the assessee for any source of income. However, in the present case, the assessee is not maintaining any books of accounts and return of income has been filed under section 44AD of the Act. Therefore, provisions of section 69A of the Act are not applicable in the case of assessee. The learned Counsel, in support of his arguments relied upon the following case laws:-

i) CIT v/s Surinder Pal Anand, Surinder Pal Anand, [2011] 242 CTR 0061 (P&H HC)
ii) Dinesh Kumar Verma v/s ITO,, [2021] TaxPub(DT) 63 (Mum.Trib.)
iii) Virender Kumar v/s ITO, ITA no.1100/Jp./2019, order dated 10.03.2021;
iv) KadigariNarasimha Reddy v/s ITO, ITA no.581/Hyd./2013, order dated 30.11.2015;
v) Shri Thomas Eapen v/s ITO, ITA no.451/Coch./2019, order dated 19.11.2019;
vi) KokkarnePrabhakara v/s ITO, ITA no.1239/Bang./ 2019, order dated 11.09.2020;
vii) Mr.Pradeep Jain v/s ITO, ITA no.8001/Del./2018, order dated 04.06.2019; and
viii) Smt. KiranVallabhaiAhir v/s ITO, ITA no.65/Srt./2017, order dated 10.02.2020;
9

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur

ix) ACIT v/s Aggarwal Construction Co., [2007] 106 ITD 129 (Chd. Trib.);

x) Om PrakashKarnani v/s ACIT, [2021] TaxPub (DT) 841 (Jp. Trib.).

9. During the course of the appellate proceeding the learned Counsel, in support of his arguments relied upon the following case laws.

i) Girish V. YalakkishettarSujatha Buildings v/s ITO [2020] 58 CCH 0073 (Bang.Trib)

ii) Honey Rahulan v/s ITO, ITA No. 150/Coch/2020 dated 09/06/2020

iii) Syed Khalid Saifullah v/s. ITO, [2020] TaxPub(DT) 2006 (Del-Trib);

iv) SaurabhMalhotra v/s. ITO, ITA No. 72/Agra/2016 dated 28/02/2018;

v) Syed Maqsoodulla v/s. ITO, ITA No. 397/Bang/2019 dated 11/09/2020

vi) Om PrakashKarnani v/s. ACIT [2021] TaxPub(DT) 0841 (JP-Trib);

vii) DineshkumarVerma v/s. ITO, ITA No. 1183/Mum/2019, dated 28/12/2020

10. In view of the above, the learned Counsel for the assessee further submitted that the assessee has already paid advance tax before any action taken by the Department for the A.Y. 2019-20 and estimated income for previous relevant to the A.Y. 2019-20 and paid advance tax. The learned Counsel humbly prayed that the addition made under section 69A of the Act by the Assessing Officer may kindly be deleted, as the return of income has been filed under section 44AD of the Act which is supported by sale register. The learned Counsel while concluding his arguments submitted that when the summons under section 10 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur 131 of the Act has been issued to the assessee, the learned Counsel has filed detailed reply before the Dy. Director of Income Tax (Headquarters), a copy of reply is placed at Page-1 to 3 of the Paper Book (Part-II) for the assessment year 2019-20. The learned Counsel further submitted that the return of income filed by the assessee before the action taken by the Department. The learned Counsel has already filed copy of acknowledgment of return of income for the A.Y. 2018- 19 before the Dy. Director of Income Tax (Hqs.). The learned Counsel further has drawn our attention that the learned Counsel already submitted copy of capital position for the previous year relevant to the assessment year 2018-19 before the Dy. Director of Income Tax (Hqs.) showing the cash balance kept in locker. The learned Counsel further submitted that the assessee has already paid advance tax. The learned Counsel further has drawn our attention that as per question no.10 of the statement recorded on 26th October 2018, which is placed at Page-49C of the Paper Book, the assessee specifically stated that the aforesaid sum of Rs.21,50,000, belongs to the assessee.

11. The learned Departmental Representative relied upon the order of the authorities below. The learned departmental representative also filed written submission stating that the statement of AnkitTanwani U/s. 132(4) was recorded and same may kindly be considered. In the written submission the department 11 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur has accepted that the AnkitTanwani has stated in the statement recorded U/s. 131 that the cash of Rs. 87,00,000/- were belongs to following family members S.No. Name of Family Members Relation with assessee Amount

1. Santosh C. Tanwani Uncle 50,00,000/-

2. M/s. Shiv Agencies Prop. business of Uncle 15,00,000/-

3. AshaShankarlalTanwani Mother 50,000/-

4. AnkitShankarlalTanwani Assessee 21,50,000/-

12. The main contention of the department is that the assessee has shown the abnormal amount of profit U/s. 44AD to explain the money found and seized from locker. In the written submission the department has further relied on statement recorded U/s. 131 of the Act. The contention of the departmental representative was that the assessee has kept cash at Rs. 21,50,000/- in his locker and stated that the source of income is retail business. The departmental representative further stated that the assessee does not have any documents to prove cash found in the locker and stated that it is not possible to generate such huge amount of abnormal profit from such business and relied on the order of lower authorities.

13. The Learned Counsel for the assessee submitted that the only contention of department is that the assessee has shown abnormal amount of profit and not supported with bills and voucher but in the case of the assessee the income has been shown U/s. 44AD of the Act and supported Brokerage details, which were 12 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur already submitted by the assessee during the course of assessment proceedings as well as during the course of appellate proceeding before the ld. CIT(A).

14. The judgment cited by the department, it is found that facts mentioned in judgments are totally different as compared to fact of the assessee's case, hence not considerable in case of the assessee.

a) In the case of Ashokbhai H Jariwala v/s ACIT (2017) 250 Taxman 14 (SC) relied upon by the departmental officers the ratio of the casespeaksabout contradictions in the statement of assessee and his sister as alleged by the department, the assessee filed SLP challenging the Order of High Court whereby the High Court held that where there was contradiction in statement of assessee and his sister with respect of ownership of actual amount in cash, seized cash would be included as unexplained income in hands of assessee under section 69A.

So far as the case of assesse is concerned the aforesaid facts are totally different and not applicable in the case of the assesse and distinguish on fact itself.

b) In the case of Hon'ble SC in Krishan Kumar vs. ITO (2019) 265 Taxman 227 (SC) relied upon by the departmental officers the ratio of the casespeaksabout non-furnishing of details and explanation of source of deposits wherein the assessing officer had made addition of peak cash in hand of Rs. 36,80,000/- under section 68. However, AO obtained the copy of VAT return from department and found that sales figures were shown at Rs. 9 lakhs only and assessee had also filed Trading and Profit and loss account in the balance sheet with VAT return. It was held that Assessee filed an income tax return showing gross receipts of Rs. 9 lakhs and there were cash deposits of more than Rs. 37 lakhs in saving bank account. Though assessee tried to explain the source of cash deposits by taking a stand that actual sales were Rs. 29 lakhs instead of Rs. 9 lakhs, in absence of any evidence furnished by assessee, the same deserves rejection. The said case law is clearly distinguishable from the Appellant's since, the Appellant has filed return of income under section 44AD whereas in the caselaw relied upon by departmental representative the assessee has filed normal return of Income wherein it was mandatory for the assessee to maintain books of account and documents whereas as per section 44AD, Appellant is not under obligation to maintain books of accounts or documents. It was a fact that the appellant had not maintained books of account and that is why he had opted for 8% income as per section 44AD.The section also did not put obligation on the 13 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur assessee to maintain books of account, in view of the fact that his income has been assessed as per section 44AD, he cannot be punished for not maintaining the same.

c) In the case of Hon'ble Bombay High Court in ArvindJanardhanPandey vs. ITO (2019) 262 TAXMAN 0401 (Bom-HC) theAssessee was engaged in the activity of securing admissions for students in various academic institutions upon payment of capitation fees in cash. During search operation, some incriminating documents were impounded and seized including a diary. Seized diaries contained various entries of payments allegedly made by assessee to various educational institutions. AO during post-search inquiries, sent several notices to assessee and called for various details such as full name and address of students on whose behalf such amount was collected and paid over to educational institutions. But, assessee did not supply such information and AO carried out estimation of assessee's income and made additions. Tribunal gave partial relief to assessee and reduced the additions to 20% of total cash payments by way of assessee's profit as against 25% estimated by CIT(A). It was held that in absence of assessee bringing on record any material to enable the revenue authorities to estimate the same with any degree of accuracy, revenue was left with no choice but to estimate the same on the basis of available material on record. What would be the calculation of percentage of amount that the assessee would have retained in himself, in such circumstances, would always be a matter of estimation. Thus, appeal of assessee was dismissed. The relied upon case is clearly distinguishable from Appellant's case. The facts laid down are not applicable to Appellant's as can be inferred from the facts. Further, the ratio laid down by the Hon'ble Court speaks about the obligation of assesse to produce or bring on record any material to enable revenue authorities to estimate whereas in Appellant's case no such obligation can be placed on account of section 44AD of the Income Tax Act, 1961.

d) In the case of Hon'ble Gujarat High Court in case of Fakir Mohmed Haji HasanVs CIT (2002) 120 Taxman 11 (Gujarat) theAssessee had been found in possession of gold and as such he was the owner of the said gold and value of the said gold was liable to be included in the income of Assessee because of the fact that no explanation regarding source from which investment in the said gold had been made, had been given by Assessee. It was held that Tribunal was perfectly right in holding that the value of the gold was liable to be included in the income of Assessee as the source of investment in the gold or of its acquisition was not explained and that Assessee was not entitled to claim that value of the gold should be allowed as a deduction from his income. The facts laid down are not applicable to Appellant's as can be inferred from the facts.

e) In the case of Hon'ble Delhi High Court in case of CIT v/s ArunMalhotra (2014) 47 taxmann 385, AO made addition under section 69A, keeping in 14 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur view that purchase transactions from ST and RC were not genuine and export transactions relating to ball pens were bogus. The said transactions were related to assessment year 1994-95, in which assessee had filed no return. AO observed that deduction under section 80HHC(4) was not available to assessee on failure to submit Form No. 10CCAC. CIT(A) held that purchase transactions were bogus, but export transactions were genuine and directed AO to recompute deduction under section 80HHC on basis of return filed by IGI successor company for assessment year 1995-96 and to determine disallowance under section 40A(3) required to be made. Thereafter, AO did not allow deduction under section 80HHC. On appeal, CIT(A) deleted said addition. Tribunal deleted the addition made by AO solely on the basis of statement of 'CP', the ostensible proprietor of 'ST' and 'RC' keeping in view that no evidence was found in course of search proceedings to held purchase and sale transactions were bogus and thus entire addition made was deleted. It was held that Tribunal failed to notice the facts found and recorded by AO and findings of CIT (A) in regard to validity of purchase and sale transactions. Further, in case statements of CP were debatable, it was also recorded that Tribunal had not decided the ground of appeal that assessee had not filed certificate as per section 80HHC(4) and, therefore, was not eligible for deduction in the said section. Hence, matter remanded to Tribunal to examine all evidences in detail and decide the matter afresh. The said case law is clearly distinguishable from the facts of Appellant's case In the instant case the return of income was filed by the Appellant under section 44AD declaring the cash position of Rs. 33,00,000/- whereas in the case relied upon by departmental representative no return of income was filed and also the transactions were alleged to be bogus whereas the same is not with the case of Appellant. Also, the transactions and the cash entries have been duly explained by the Appellant and Appellant's father.

f) In the case of CIT v/s P.Mohankala((2007) 291 ITR 278 (SC)), the caslaw speaks about the Assessing Officer, rejecting the explanation of the assessee's that the amounts credited in their respective accounts were gifts from NRI, proceeded to add it as the income of the assessee's from the undisclosed sources, on the ground that so called gifts were not real and genuine. On appeal, the Commissioner (Appeals) upheld the findings of the Assessing Officer. On further appeal, the Tribunal observed that the letters exchanged by the person who had sent foreign exchange to the assessee's only indicated that there was no love and affection between them and upheld the order of the Assessing Officer. The High Court re-appreciated the evidence available on record and substituted its own findings for that of the Tribunal and other authorities. The High Court came to the conclusion that reasons assigned by the Tribunal and other authorities were in the realm of surmises, conjectures and suspicions. In appeal to the Supreme Court, the revenue contended that re-appreciation of evidence and substitution of the findings by the High Court was impermissible and that when once explanation offered by the assessee's was found unsatisfactory, the sums 15 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur credited in the books were to be charged to income-tax as the income of the assessee's. It was held by Hon'ble Supreme Court that the opinion of the Assessing Officer is required to be formed objectively with reference to the material available on record. Application of mind is the sine qua non for forming the opinion. The factual matrix of the case is distinguishable since, the Appellant has submitted its return of income by showing opening cash balance at Rs. 3,65,000/- as per capital position. That the addition was made merely on the basis of suspicion. Also, the caselaws speaks about gift received from undisclosed sources as not real and genuine and the same cannot be applied to Appellant's case on the basis of distinguishable facts.

g) In the case of Hon'ble High Court of Allahabad (Lucknow Bench) of Commissioner of Income Tax v/s G.S. Tiwari& Co. (ITA No. 5 of 2008) the brief facts are that the assessee carried on the business as contractor for civil work of Public Works Department, Nagar Palika, and other Government Departments. The Assessing Officer (AO) had provided several opportunities to the assessee, but the assessee did not attend the proceedings, so the Assessing Office, after issuing the notice, has passed the assessment order under section 144, where he has made the addition pertaining to the sundry creditors to the tune of Rs. 23,14,417/- by mentioning that the same were not verifiable on account of non-submission of details but the first appellate authority has deleted the addition by observing that since 8 percent net profit rate was estimated under section 44AD, no separate addition could be made. The first appellate authority also reversed the findings of the Assessing Officer in taking the status of assessee as "AOP" instead of "RF". Being aggrieved, the Department has filed the appeal before the Tribunal, who, vide its impugned order dated July 27, 2007, has upheld the finding of the first appellate authority regarding the application of net profit rate at 8 percent; and deletion of disallowance of sundry creditors. Still not being satisfied, the Department has filed the appeal. It was held that no point of time Respondent took stand that sundry creditors were referable to income of business which had been determined on estimate basis. Hence, Respondent must be held to had failed to establish that unexplained sundry creditors were referable to business income. Appellate Tribunal was not justified in deleting disallowance of unsubstantiated sundry creditors. Impugned order was liable to be set aside Appeal of department allowed. The finding of the said case is quite distinguishable from the Appellant's case as in the case law the additions were made on the basis of discrepancy found in the details submitted by the assessee. However, in the Appellant's case, all the required available details were submitted by the Appellant. In the case relied upon by departmental representative, the assessee has total contract receipts, as per Form 16AA, Rs. 3,03,04,527/- and it had wrongly estimated the profit as per section 44AD since, When the turnover is more than 40 lakhs then the provisions of section 44AD is not applicable. However, in the case, Assessing Officer, was inspired from section 44AD and applied the 8 percent net profit rate and made the addition on estimate basis on 16 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur gross contract receipts. The assessee has shown the sundry creditors to the tune of Rs. 23,14,417. No information, as required by law, was furnished by the assessee pertaining to the sundry creditors. When it is so then further examination of the material is required.

Further, as already mentioned above the assessee's case falls under section 44AD and hence, no obligation is there to maintain the books of accounts or documents. Therefore, the case law relied upon cannot be used against assesse.

15. We have considered the rival contentions perused the order of the authorities below and the material available on record. Following case laws have been relied upon by the learned Counsel for the assessee in support of his arguments:-

i) CIT v/s Surinder Pal Anand, Surinder Pal Anand, [2011] 242 CTR 0061 (P&H HC) Assessment being made under s. 44AD, the assessee was not under obligation to explain individual entry of cash deposit in the bank unless such entry had no nexus with the gross receipts and therefore no addition under s. 68 was called for.
ii) Dinesh Kumar Verma v/s ITO,, [2021] TaxPub(DT) 63 (Mum.Trib.) Held-Maintaining books of account is since quo non for making addition under section 68. Since section 44AD does not obligate assessee to maintain books, provision of section 68 could not be invoked where assessee had filed return of income under provisions of section 44AD without maintaining books of account.
iii) Virender Kumar v/s ITO, ITA no.1100/Jp./2019, order dated 10.03.2021;

Once under the special provision, exemption from maintaining of books of account has been provided and presumptive tax @8% of the gross 17 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur receipt itself is the basis for determining the taxable income, the assessee was not under obligation to explain individual entry of cash deposit in the bank unless such entry had not nexus with the gross receipts. The stand of the assessee before Commissioner of Income Tax (Appeals) and the ITAT that the said mount of Rs. 14,95,300/- was on account of business receipts had been accepted. Learned counsel for the appellant with reference any material on record, could not show that the cash deposits amounting to Rs. 14,95,300/- were unexplained or undisclosed income of the assessee

iv) KadigariNarasimha Reddy v/s ITO, ITA no.581/Hyd./2013, order dated 30.11.2015;

The first condition is that assessee should maintain the books of account. In the present case assessee estimates the income and hence, there is no need to maintain books of account. It falls in the first condition itself.

v) Shri Thomas Eapen v/s ITO, ITA no.451/Coch./2019, order dated 19.11.2019;

The CIT(A) held that the provision of section 68 of the Act are not applicable to the case of the assessee. According to the CIT(A), the assessing officer gave a finding that the assessee was not maintaining books of account and therefore provisions of section 68 of the Act cannot be applied to tax the unexplained deposits in the Bank. However, the same can be taxed under section 69A of the Act. According to the CIT(A), quoting of wrong section is not fatal to the addition made and hence, it was held that the unexplained deposits in the bank account are assessable under section 69A of the Act Further, it is fact on record that the assessee had not maintained books of account that is why he opted for 8% income as per section 44AD of the Act. The section also does not put obligation on the assessee to maintain the books of account, more so in view of the fact that his income has been assessed as per section 44AD of the Act.

vi) KokkarnePrabhakara v/s ITO, ITA no.1239/Bang./2019, order dated 11.09.2020;

The similar issue also came for consideration before coaching bench of the tribunal in case of ThomosEapen in ITA No 451/Coch/2019 wherein it has been held that since scheme of presumptive taxation has been 18 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur found in order to avoid long drawn crosses of assessment in cases of small traders or in cases of those businesses where incomes are almost are static quantum of all businesses assessing officer could have made addition under section 69A once he had carved out case out of glitches of provisions of section 44AD-In view of above decision once assessment of assessee was completed under section 44AD, there can not be any application of section 68/69A. Being so court direct the AO to delete the addition made by the AO and confirmed by the CIT(A)- Assessee's ground allowed.

vii) Mr.Pradeep Jain v/s ITO, ITA no.8001/Del./2018, order dated 04.06.2019;

Since assessee is involved in small business activity and filed return ofincome under presumptive provisions under section 44AD of the I.T. Act, there was no justification to consider the sales of assessee to be bogus or to make addition of cash in hand as per details submitted by the assessee because A.O. did not bring any sufficient evidence on record to justify theITA.No.8001/Del./2018 Mr.Pradeep Jain, Gurgaon. I, therefore, do not find any justification to sustain the addition. I, accordingly, set aside the Orders of the authorities below and delete the entire addition.

viii) Smt. KiranVallabhaiAhir v/s ITO, ITA no.65/Srt./2017, order dated 10.02.2020;

The assessee has not maintained any books of accounts, hence such situation only net profit as per provisions of section 44AD of the Act is required to be estimated as net profit.

ix) ACIT v/s Aggarwal Construction Co., [2007] 106 ITD 129 (Chd. Trib.);

Since the assessee has not maintained any books of account, hence, in such situation only net profit as per provisions of section 44AD of the Act is required to be estimated as net profit and not entire turnover or cash deposits reflected in the bank's account. Therefore, following the ratio laid down in case of CIT v/s PradipShantilal Patel (2014), 42 taxmann.com 002 (Guj.) wherein it was held that where the assessee admitted that the cash deposits pertains to his retail business but details and nature of business were not forthcoming from the record, 19 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur considering the total turnover of the assessee, net income to be determined u/s 44AD of the Act, the AO is directed to estimate net profit @ 8% of the total turnover of Rs.53,32,345 being cash deposit in the bank account. Accordingly, ground 1, 2, 3 of the appeal are partly allowed. In the result, appeal of the assessee is partly allowed.

x) Om PrakashKarnani v/s ACIT, [2021] TaxPub (DT) 841 (Jp. Trib.).

It cannot be argued that statute has provided a rate which is not reasonable. Further, having regard to provisions of s. 44AD, which is overriding, it is not possible for the Revenue to argue that profit computed as per the section is not profit computed "in accordance with provisions of this Act" or that the legislature was unaware of provision of ss. 68, 69, 269SS, 269T, 140(3)metc, in the enactment of s. 44AD. Thus, reading entire scheme of the Act one has to hold that profit computed as per s. 44AD of the Act by application of flat rate in one recognized method of computation of total income or part of total income.

The learned Counsel for the assessee in support of his arguments further relied upon the following case laws:-

i) Girish V. YalakkishettarSujatha Buildings v/s ITO [2020] 58 CCH 0073 (Bang.Trib)
ii) Honey Rahulan v/s ITO, ITA No. 150/Coch/2020 dated 09/06/2020
iii) Syed Khalid Saifullah v/s. ITO, [2020] TaxPub(DT) 2006 (Del-Trib);
iv) SaurabhMalhotra v/s. ITO, ITA No. 72/Agra/2016 dated 28/02/2018;
v) Syed Maqsoodulla v/s. ITO, ITA No. 397/Bang/2019 dated 11/09/2020
vi) Om PrakashKarnani v/s. ACIT [2021] TaxPub(DT) 0841 (JP-Trib);
vii) DineshkumarVerma v/s. ITO, ITA No. 1183/Mum/2019, dated 28/12/2020
16. It is admitted fact on record that the assessee has not been maintaining any books of account and opted to file return of income u/s 44AD of the Act. The 20 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur assessee had already submitted copy of sale account before the Dy. Director of Income Tax (Hqs.) and also before the Assessing Officer as well as before the learned CIT(A). Provisions of section 44AD of the Act do not put obligation on the assessee to maintain the books of account, as the income has been assessed as per section 44AD of the Act. The addition made by the Assessing Officer under section 69A of the Act and there is no bar under section 44AD of the Act.

The only fetter provided under section 44AD of the Act is the applicability of the provisions of sections 32 to 38 of the Act. The provisions of section 69A of the Act read as under:-

"Unexplained money, etc. 69A. Where in any financial year the assessee is found to be the owner of any money, bullion, jewellery or other valuable article and such money, bullion, jewellery or valuable article is not recorded in the books of account, if any, maintained by him for any source of income, and the assessee offers no explanation about the nature and source of acquisition of the money, bullion, jewellery or other valuable article, or the explanation offered by him is not, in the opinion of the Assessing Officer, satisfactory, the money and the value of the bullion, jewellery or other valuable article may be deemed to be the income of the assessee for such financial year."

17. The fact of the case is that, the assessee had shown income before the action taken by the Department under section 44AD of the Act and shown higher income specified in the Act. Since the assessee is involved in a small business activity and filed return of income under presumptive provisions under section 44AD of the Act and the assessee had already submitted sales account before 21 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur the authorities below and the assessee had also filed capital position along with the return of income showing the cash balance kept in locker. Considering the same as abnormal profit, the Assessing Officer has not educed sufficient evidence to show that the income of the assessee which falls under the provisions of section 69A of the Act. Since the assessee is not maintaining any books of account and in such situation only net profit as per provisions of section 44AD of the Act is required to be estimated as a net profit and not the entire turnover. The assessee submitted that the cash deposited pertains to his retail business. The assessee filed the sales register which has not been discarded by any of the authorities below. Considering the total turnover sale of the assessee, net income determined under section 44AD of the Act shown by the assessee has to be accepted, as there is no provision in the Income Tax Act, 1961, to reduce the income of the assessee. It is also admitted fact that in the earlier years the department has accepted income U/s. 44AD of the Income Tax Act. The judicial precedences relied upon by the learned Counsel for the assessee also support the case of the assessee and the income determined under section 69A of the Act is directed to be treated as regular return of income of the assessee and returned income shown by the assessee is hereby directed to be accepted. Consequently, the grounds no.2, 3, 4, 5 and 7, are allowed in terms indicated above.

22

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur

18. Regarding ground no.6, the Assessing Officer has made addition of Rs.3,67,000/- shown as opening balance as on 1st April 2017, in the capital position filed by the assessee before the Assessing Officer. The Assessing Officer stated that no supporting document was filed by the assessee regarding opening balance of Rs.3,67,000/- and, therefore, added the same under section 68 of the Act.

19. The learned CIT(A) has also supported the order of the Assessing Officer and stated that the assessee is not doing any business activity and has added the opening balance of Rs.3,67,000/- as unexplained cash credit under section 68 of the Act.

20. The learned Counsel for the assessee submitted before us that the assessee had shown opening balance of Rs.3.67 lakh. The learned has drawn our attention that the assessee has filed return of income for the previous year relevant to the assessment year 2017-18. The learned Counsel has also filed copy of computation of income, acknowledgement of income and copy of capital position which were filed in the Paper Book (Part-II) and placed at Pages-1 to 7 of the Paper Book. The learned Counsel further submitted that the assessee had filed return of income u/s 44AD of the Act showing income of Rs.2,65,700/- and 23 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur paid taxes accordingly. The aforesaid return of income has been accepted by the Department and no addition has been made. The learned Counsel further submitted that the assessee had submitted the copy of capital position which is placed at Page-3 of the Paper Book (Part-III) in which the capital of Rs.3.67 lakh has been accepted by the Department in the assessment proceedings 143(3) rws. 153A of the Act and no addition has been made. Even the profit of the assessee was accepted under section 44AD of the Act by the Department. Since the closing balance of Rs.3.67 lakh has been accepted in the return of income for the previous year relevant to the assessment year 2017-18 i.e., as on 31st March 2017, therefore, there is no justification in making any addition of opening capital and not accepting the opening capital as on 1st April 2017, at Rs.3.67 lakh. The learned Counsel in support of his arguments relied upon the following judicial precedences:-

i) CIT v/s Bhaichand H. Gandhi, [1983] 141 ITR 0067 (Bom. HC);

Cash credits-Appearing in bank pass book-Not in assessee's books-Cash credit found only in band pass book and not in the cash book maintained by assessee- Would not be includible under s. 68 as pass book supplied by bank to assessee is not a book maintained by assessee

ii) ManasiMahendraPitkar v/s ITO, [2016] 160 ITD 605 (Mum. Trib.);

Factually speaking, in the present case assesseeis not maintaining any books of account and section 68 of the Act has been invoked by the Assessing officer only on the basis of the bank pass book. The invoking of section 68 of the Act has to fail because as per the judgment of the Hon'ble Bombay High Court in the case of ShriBhaichand Gandhi 24 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur (supra), the bank pass book or bank statement cannot be construed to be a book maintained by the assessee for any previous year as understood for the purpose of section 68 of the Act. Therefore, on this account itself, the impugned addition deserves to be deleted. I hold so.

21. The leaned Departmental Representative relied upon the order of the authorities below on not submitted any reason for not considering of the fact.

22. We have considered the rival submissions, perused the order of the authorities below and the material available on record in the light of the decisions relied upon by the learned Counsel for the assessee. Ongoing through the arguments of the learned Counsel in the light of the facts stated above and the case laws relied upon, we find that there is no merit in making the addition of Rs.3,67,000/- on account of opening capital in the case of the assessee under section 68 of the Act, as we are of the considered opinion that the aforesaid provisions of section 68 of the Act are not applicable to the present case of the assessee. We further find that the assessee has also filed copy of computation of income, acknowledgement of income and copy of capital position which are placed at Page-1 to 7 of the Paper Book. We also note that the assessee had filed return of income under section 44AD of the Act showing income of Rs.2,65,700, for the assessment year 2017-18, and paid taxes accordingly. The aforesaid return of income has been accepted by the Department and no addition has been made. We also find a copy of capital position which is placed 25 ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur at Page-3 of the Paper Book (Part-II) in which the capital of Rs.3.67 lakh has been accepted by the Department and no addition has been made and profit of the assessee was accepted under section 44AD of the Act by the Department. Since the closing balance of Rs.3.67 lakh has been accepted in the return of income for the previous year relevant to the assessment year 2017-18 i.e., as on 31st March 2017, therefore, there is no justification in making any addition of opening capital and not accepting the opening capital as on 1st April 2017, at Rs.3.67 lakh. Consequently, we set aside the impugned order passed by the learned CIT(A) and direct the Assessing Officer to delete the addition of Rs.3.67 lakh made under section 68 of the Act and the retuned income is hereby directed to be accepted. Accordingly, ground no.6, raised by the assessee is allowed.

23. Ground no.8, raised by the assessee relates to levy of interest under section 234A, 234B and 234C of the Act.

24. Since the additions made by the authorities below are deleted and returned income of the assessee has been accepted by us as aforesaid, levy of interest u/s 234A, 234B and 234C of the Act being consequential in nature, hence imposing interest under these sections do not arise. This ground no.7, is dismissed.

26

ITA153/NAG/2021 Ankit Shankarlal Tanwani vs ACIT, Central Circle 2(1), Nagpur

25. In the result, assessee's appeal is partly allowed.


       Order pronounced in the open court on 8/6/2022
                       Sd/-                                             Sd/-

               SSsSSsd/-                                             Sd/-
            (ARUN KHODPIA)                                     (SANDEEP GOSAIN)
          ACCOUNTANT MEMBER                                    JUDICIAL MEMBER


Nagpur

DATED:               8/6      /2022

*Mishra

Copy of the order forwarded to:

(1)    The Assessee;
(2)    The Revenue;
(3)    The CIT(A);
(4)    The CIT, Nagpur City concerned;
(5)    The DR, ITAT, Nagpur;
(6)    Guard file.
                                                            True Copy

                                                              By Order




                                                        Assistant Registrar

                                                            ITAT, Nagpur