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 0, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Dcit Cen Cir 8(4), Mumbai vs Silver Arch Builders & Promoters, ... on 2 May, 2017

आयकर अपीलीय अिधकरण, मुबं ई "एफ"

एफ" खंडपीठ मे Income-tax Appellate Tribunal -"F"Bench Mumbai सव ी राजे ,लेखा सद य एवं रामलाल नेगी, याियक सद य Before S/Sh.Rajendra,Accountant Member and Ramlal Negi,Judicial Member आयकर अपील सं ./I.T.A./3162/Mum/2016,िनधा रण वष /AY.: 2007-08 आयकर अपील सं ./I.T.A./3163/Mum/2016,िनधा रण वष /AY.: 2008-09 DCIT -CC,8(4) Silver Arch Builders & Promotors 6th Floor, Room No.658 12/14,Gordhan Building, Aayakar Bhavan, M.K. Road Vs. Parekh Road,Prarthana Samaj Mumbai-400 020. Mumbai-400 004.

                                                   PAN:AAYFS 2047 M
                (अपीलाथ  /Appellant)                                   (  यथ  / Respondent)

                      राज
व क  ओर से / Revenue by: S.Padmaja     -DR
                       अपीलाथ  क  ओर से /Assessee by: None .
             सुनवाई क  तारीख / Date of Hearing:                    02/05/2017
             घोषणा क  तारीख / Date of Pronounce ment:               02/05/2017

लेखा सद य राजे	
 के अनुसार/
                        ार PER RAJENDRA, AM-

Challenging the orders dated 29.02.2016 of the CIT(A)- 47,Mumbai,the Assessing officer(AO) has filed the appeals for the above-mentioned assessment years(AY.s). As the issues involved in both the appeals are identical,so,we are adjudicating the appeals by a common order,for the sake of convenience.Assessee-firm is a real estate developer.The details of filing of returns of income,returned incomes and dates of assessment etc. can be summarised as under:

AY. ROI filed on Returned income Assessment Date Assessed income 2007-08 27.10.2007 36,65,970/- 29/03/2014 73,37,860/-
04.03.2013 36,65,970/-
2008-09 30.09.2008 84,85,680/- 29.03.2014 1,31,67,390/-
04.03.2013 80,40,730/-
ITA/3162/Mumbai/2016,AY. 2007-08:
2.The brief facts of the case are that Rohan group of entities along with directors, family members and related parties were subject to search and seizure operations u/s. 132 of the Act on 26/05/2011,that the assessees was also associated with the said group.Subsequent to the search a notice u/s. 153A was issued to the assessee on 11/01/2013.It filed a return on 04/03/2013, declaring income at Rs. 36.65 lakhs. During the assessment proceedings, the AO found that the assessee had undertaken the construction of a commercial project Rameswaram.During the 3162-63/M/16 (07-08 & 08-09) Silver Arch Builders & Promoters search proceedings statements of Haresh Mohanlal Mehta(HMM), one of the directors of the Rohan group,were recorded,who admitted that that 30% on money was accepted over and above the receipt value of the agreement and the same was not recorded in the regular books of accounts.The AO also took note of the statements of sales and marketing executive, accountant of the group and of the liason officer for the proposition that on money was collected on sale transactions and accordingly asked the assessee to explain as to why such addition should not be made in its hand.

The assessee filed its reply stating that none of the individuals, whose the statements were relied upon by the AO, was in any way authorised to close sales transactions,that the copies of the said statement had not been provided to the assessee,that HMM was director in the one of the concerns of Rohan group, that he was not concerned with the sales, that he was not looking after day-to-day activities of the assessee, that no salesperson or other staff of the company was reporting to HMM, that he independently owned a construction company, that there was no nexus between the project of the assessee and the independent project carried out by HMM, that the declaration made by HMM u/s. 132 (4) could not be taken to relates the projects of the assessee.

After considering the submission of the assessee and taking note of the cash and jewellery found at the office premises, the AO made an addition of Rs. 36.71 lakhs under the head on money received during the year under consideration.

3.Aggrieved by the order of the AO, the assessee preferred an appeal before the First Appellate Authority(FAA).Before her,the assessee challenged the validity of the order passed u/s. 153A of the Act and relied upon certain case laws.After considering the elaborate submissions of the assessee,the FAA held that original return u/s. 139 of the Act on 2/7/2007, that search was carried out in the case of Rohan group on 26/05/2011, that the time limit for issue of notice u/s. 143(2) for the year under consideration expired on 31/03/2008,that there was no proceedings pending in the case of the assessee,that it was not a case where assessment proceedings were pending and had abated.She referred to the case of All Cargo Global Logistics Ltd. of the special bench of the Tribunal and held that in cases where there had not been any abatement of assessment the assessment u/s. 153A of the Act would be made on the basis of incriminating material found in the course of search,that the order of the special bench of the Tribunal were challenged by the Department before the jurisdictional High Court,that the Hon'ble Bombay 2 3162-63/M/16 (07-08 & 08-09) Silver Arch Builders & Promoters High Court had dismissed the appeal filed by the revenue and had upheld the order of the tribunal. She further observed that the case of the assessee for the year under consideration was not a pending or abated assessment,that in case of non-abated assessments addition had to based on incriminating material seized during the search, that the only document referred to in the impugned order was page 114 of annexure A-1 and the statements of HMM along with the statements of employees,that the perusal of the seized paper revealed that there was no mention of the assessee or the project undertaken by it on the said paper,that the above referred paper did not make any mention of the assessee,that the perusal of the statements of the employees reflected that no specific mention of receipt of on money, that the impugned assessment was not based on any incriminating material pertaining to the assessee seized during the search, that the addition made on account of on money was not emanating from the material found and seized during the search action.Finally,she deleted the addition made by the AO.

4.During the course of hearing before us,the Departmental Representative stated that the employees of the assessee had accepted the fact that on money at the rate of 30% of the registered value was accepted by the company.As stated earlier, none appeared on behalf of the assessee.

5.We have perused the available material. We find that the FAA has given a categorical finding of fact that no incriminating material was found during the search and seizure operation that could justify the addition made by the AO. She has analysed the page number 114 that was seized by the authorised party carrying out the search proceedings. It is very clear that neither the name of the assessee nor the name of the project is appearing in the paper. The assessee had objected before the AO that the statements of the employees were not given to it. We do not know as to whether same were made available to the assessee or not. The statements of the employees, in search and seizure cases, can be used if they are supported by some kind of collaborative evidence. On a specific query by the bench to the DR about supporting evidence proving the receipt of alleged on money,she could not refer to any material. As the assessment for the AY. 2007-08 was not pending, so, without some incriminating material the AO should not have made the addition to the total income of the assessee.The FAA had taken notice of the order of the special bench and dismissal of the Departmental appeal by the Hon'ble Bombay High Court and had decided the issue.In our opinion, her order does not suffer from any legal or 3 3162-63/M/16 (07-08 & 08-09) Silver Arch Builders & Promoters factual infirmity.So, confirming the same, we decide effective ground of appeal (GOA-1&2) against the AO.

ITA/3163/Mum/2016, AY. 2008-09:

All the facts for the year under consideration are identical to the facts of earlier AY.,except for the amount of addition.Following our order for the AY.2007-08, we decide,effective ground of appeal against the AO.
As a result,appeals filed by the AO for the both AY.s stand dismissed.
फलतःिनधा रती अिधकारी ारा दािखल क गई दोन िन अपील नामंजूर क जाती ह .व. .
nd Order pronounced in the open court on 2 ,May,2017.
                    आदेश   क    घोषणा खुले   यायालय म  "दनांक   2 मई,2017     को   क    गई ।

                        Sd/-                                                             Sd/-
            (रामलाल नेगी / Ramlal Negi )                                 (राजे
  / Rajendra)
        
याियक सद
य / JUDICIAL MEMBER                           लेखा   सद य / ACCOUNTANT MEMBER
मुंबईMumbai; "दनांक/Dated :02.05.2017.
Jv.Sr.PS.
आदेश क ितिलिप अ ेिषत/Copy of the Order forwarded to :
1.Appellant /अपीलाथ$ 2. Respondent /%&यथ$
3.The concerned CIT(A)/संब) अपीलीय आयकर आयु,, 4.The concerned CIT /संब) आयकर आयु,
5.DR " F " Bench, ITAT, Mumbai /िवभागीय %ितिनिध, खंडपीठ,आ.अ. याया.मुंबई
6.Guard File/गाड फाईल स&यािपत %ित //True Copy// आदेशानुसार/ BY ORDER, उप/सहायक पंजीकार Dy./Asst. Registrar आयकर अपीलीय अिधकरण , मुंबई /ITAT, Mumbai.
4