Income Tax Appellate Tribunal - Mumbai
Dcit 14(2)(1), Mumbai vs Kukreja Developers & Builders P.Ltd, ... on 10 October, 2018
ITA.No.7280/Mum/2014 Kukreja Developers & Builders Private Limited Assessment Year-2011-12 आयकर अपीलीय अिधकरण "एच"
ायपीठ मुं बई म ।
IN THE INCOME TAX APPELLATE TRIBUNAL "H" BENCH, MUMBAI ी मनोज कुमार अ वाल, लेखा सद एवं ी रिवश सूद, ाियक सद के सम ।
BEFORE SHRI MANOJ KUMAR AGGARWAL, AM AND SHRI RAVISH SOOD, JM आयकरअपीलसं./I.T.A. No.7280/Mum/2014 (िनधा रणवष / Assessment Year: 2011-12) Deputy Commissioner of Kukreja Developer s & Incom e Tax-14(2)(1) Builder s Private Limited Room No.455 ( f or m er l y k n ow n as G o p i H ot e l s P v t .
बनाम/ Lt d. ) Aaykar Bhavan, 4 t h Floor Vs. 'Laalasis', Plot No.219 M.K.Marg,Mumbai-400 020 11 t h Road, Chem bur Mum bai-400 071 थायीले खासं . /जीआइआरसं . /PAN/GIR No. AACCG-1231-A (अपीलाथ /Appellant) : (!"थ / Respondent) Assessee by : J.P.Bairagra, Ld. AR Revenue by : Manoj Kumar Singh, Ld. Sr. DR सुनवाई की तारीख/ : 18/09/2018 Date of Hearing घोषणा की तारीख / : 10/10/2018 Date of Pronouncement आदे श / O R D E R Per Manoj Kumar Aggarwal (Accountant Member)
1. Aforesaid appeal by revenue for Assessment Year [AY] 2011-12 contest the order of Ld. Commissioner of Income-Tax (Appeals)-21 2 ITA.No.7280/Mum/2014 Kukreja Developers & Builders Private Limited Assessment Year-2011-12 [CIT(A)], Mumbai, Appeal No.CIT(A)-21/IT/305/2013-14 dated 01/09/2014 by raising the following sole effective ground of appeal:-
1. On the facts and circumstances of the case, the Ld. CIT(A) has erred in deleting the addition of Rs.1,00,000/- made u/s 68 of the Act, by not appreciation the fact that the assessee has failed to discharge the burden to substantiate the creditworthiness of the creditor and genuineness of the transaction."
The assessment for impugned AY was framed by Ld. Deputy Commissioner of Income Tax, Circle-10(2), Mumbai [AO] u/s 143(3) on 21/02/2014 wherein the income of the assessee was assessed at Rs.146.26 Lacs under normal provisions after certain additions / disallowances as against returned income of Rs.43.31 Lacs filed by the assessee on 29/09/2011. As evident from grounds of appeal, the sole subject matter of present appeal is addition of Rs.1 Crore u/s 68. The assessee being resident corporate entity was engaged as Builders & Developer during impugned AY.
2. During assessment proceedings, it was noted that the assessee obtained unsecured loans aggregating to Rs.1 Crore from three parties as per following details:-
No. Name Amount (Rs.)
1. GDC Buildcon Pvt. Ltd. Rs. 50 Lacs
2. Jadstone Trading Pvt. Ltd. Rs. 25 Lacs
3. Mudra Financial Services Pvt. Ltd. Rs. 25 Lacs
Total Rs. 100 Lacs
Accordingly, vide notice u/s 142(1) dated 02/08/2013, the assessee was asked to substantiate the loan creditors. In support, the assessee initially filed Name, Address, Permanent Account Number [PAN] of these loan creditors and later on vide reply dated 19/02/2014, submitted copy of loan confirmation, ledger confirmation, bank statement duly highlighting 3 ITA.No.7280/Mum/2014 Kukreja Developers & Builders Private Limited Assessment Year-2011-12 the credit entries for the loan amount. However, not convinced, Ld. AO opined that the assessee failed to submit supporting evidences with regard to creditworthiness of the loan creditors and genuineness of the transactions by producing documents such as capital account, Balance Sheet, Profit & Loss Account, Income Tax Returns for last three years with bank statement of loan creditors for entire year. The Ld. AO further doubted the transactions by noticing that the credit entries in the bank statement were mentioned only as 'By Clg'. Finally, considering the statutory provisions of Section 68 and relying upon various judicial pronouncements, the amount of Rs.1 Crore was treated as unexplained cash credit u/s 68 and added to the income of the assessee.
3. Aggrieved, the assessee agitated the same with success before Ld. CIT(A) vide impugned order dated 01/09/2014 and made detailed submissions, the relevant portions of which have already been extracted in the impugned order in para-2.2. After due consideration, Ld. first appellate concurred with the claim of the assessee and deleted the additions by observing as under:-
2.3 I have considered the facts and circumstances of the case, appellant's submission and also assessment order. In the instant case appellant had obtained Rs.1 crore from three entities ie. GDC Buildcon Pvt. Ltd. Rs.50,00,000/-, Jadstone Trading Pvt.Ltd. Rs. 25,00,000/-. Mudra Financial Services Pvt.Ltd. Rs.25,00,000/-.
The A.O himself had mentioned that appellant had furnished address, copy of loan confirmation, ledger confirmation, bank statement and PAN of the loan creditors. However, appellant was unable to prove the genuineness and credit worthiness of the transaction, the A.O. added this amount as cash credit u/s.68 of the Act. Here it is evident from the AO's order that the appellant himself has furnished the address, PAN No., ledger confirmation, bank statement and the credit was also obtained in cheque. In such a situation Bombay High Court in the case of CIT vs. Creative World Telefilms Ltd. 333 ITR 100 (Bom) held as under:
"Cash Credit-Share Application Money-Relevant Material Details and Particulars of share applicants available on record - Assessing Officer to make proper investigation and reach shareholder- addition cannot be made in assessee's hands- Income-tax Act, 1961.4 ITA.No.7280/Mum/2014
Kukreja Developers & Builders Private Limited Assessment Year-2011-12 If the share application money is received by the assessee-company from alleged bogus shareholders, whose names are given to the Assessing Officer, then the Department can always proceed against them and if necessary reopen their individual assessments. Held, dismissing the appeal, that there was no dispute that the assessee had given the details of names and address of the shareholders, their PAN/GIR numbers and had also given the cheque number, name of the bankers. The Assessing Officer ought to have fund that their details through PAN cards, bank account details or from their bankers so as to reach the shareholders. Thus, the view taken by the Tribunal could not be faulted."
In the Bombay High Court decision when the appellant had furnished the names, address and PAN No. GIR No., cheque no. and name of the brokers, it states that AO should have to find out the details through PAN and bank account details and if there is any doubt then creditors may be assessed by reopening their assessment in their own name instead of assessing in the hands of the appellant. Following the above decision A.O's addition is deleted. This ground of appeal is allowed.
Aggrieved as aforesaid, the revenue is in further appeal before us.
4. The Ld. Departmental Representative, Shri Manoj Kumar Singh, submitted that the assessee failed to demonstrate the satisfaction of three primary ingredients viz. identity, creditworthiness & genuineness as envisaged by Section 68. Per Contra, Ld. Auhtorized Representative for Assessee [AR], Shri J.P.Bairagra, drawing our attention to the documents placed in the paper-book, submitted that the primary conditions of Section 68 were fulfilled by the assessee and the transactions have duly been substantiated and therefore, the stand of Ld. CIT(A) was quite fair under the circumstances.
5. We have carefully heard the rival contentions and perused the orders of lower authorities including documents placed in the paper-book and judicial pronouncements as cited before us. Upon perusal of quantum assessment order, we find that the assessee had placed on record not only the basic details like Name, Address & PAN of the loan creditors but also the loan confirmation, ledger confirmation & bank statement duly highlighting the credit entries in the bank account. The 5 ITA.No.7280/Mum/2014 Kukreja Developers & Builders Private Limited Assessment Year-2011-12 loans have been obtained from the corporate entities and all the entities were assessed to Income Tax at Mumbai Jurisdiction. Not only this, the assessee, before Ld. CIT(A), placed on record further documents in the shape of Income Tax Returns, Audited Financial Statements & Bank Statements of the loan creditors highlighting the loan transactions carried out with the assessee. Nevertheless, as rightly observed by Ld. first appellate authority, the initial onus as casted upon the assessee to prove the transactions was duly discharged. However, Ld. AO, without carrying out any further investigation, straightway reached a conclusion that the same were mere unexplained cash credit u/s 68. No action u/s 131/ 133(6) has been undertaken by Ld. AO to fortify his stand. It is trite law that the additions could not be made merely on the basis of suspicion, doubts, conjectures or surmises. The Ld. CIT(A) also noted the aforesaid facts and provided relief to the assessee in terms of the ratio of judgment of Hon'ble Bombay High Court rendered in CIT Vs Creative World Telefilms Ltd. [333 ITR 100], the relevant extract of which has already been reproduced in the impugned order. This view is further fortified by the decisions of Hon'ble Bombay High Court rendered in PCIT Vs. Veedhata Tower Private Limited [403 ITR 415] which, in turn, draws strength from the earlier decision of same court rendered in CIT Vs Gagandeep Infrastructure Pvt. Ltd. [394 ITR 680] and the decision of Hon'ble Apex Court rendered in Lovely Exports P. Ltd. [319 ITR 5]. Therefore, weighing the facts of present case against the touchstone of ratio of binding judicial precedents rendered by higher judicial authorities, we find no infirmity in the order of Ld. first appellate authority.
6 ITA.No.7280/Mum/2014Kukreja Developers & Builders Private Limited Assessment Year-2011-12
6. Resultantly, the appeal stand dismissed.
Order pronounced in the open court on 10th October, 2018.
Sd/- Sd/-
(Ravish Sood) (Manoj Kumar Aggarwal)
या यक सद य / Judicial Member लेखा सद य / Accountant Member मब ुं ई Mumbai; दनांक Dated 10.10.2018 Sr.PS:-Thirumalesh आदे शक त ल पअ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. आयकरआयु त(अपील) / The CIT(A)
4. आयकरआयु त/ CIT- concerned
5. वभागीय त न$ध, आयकरअपील&यअ$धकरण, मब ुं ई/ DR, ITAT, Mumbai
6. गाड)फाईल / Guard File आदे शानस ु ार/ BY ORDER, उप/सहायकपंजीकार (Dy./Asstt.Registrar) आयकरअपील!यअ"धकरण, मब ुं ई / ITAT, Mumbai