Income Tax Appellate Tribunal - Delhi
Manjari Jain,, vs Assessee on 30 September, 2004
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH `E' : NEW DELHI
BEFORE SHRI C.L. SETHI, JUDICIAL MEMBER AND
SHRI B.C. MEENA, ACCOUNTANT MEMBER
I.T.(SS) A.No.402/Del/2004
Block Period : 01.04.1995 to 15.03.2002
Mrs. Manjari Jain, Dy. Commissioner of Income-tax,
9-E, Connaught Place, Vs. Central Circle 3, New Delhi.
New Delhi.
PAN: AAEPJ1555H
(Appellant) (Respondent)
Appellant by : Shri C.S. Aggarwal, Sr. Advocate.
Respondent by : Shri M.K. Gautam, CIT(DR).
ORDER
PER C.L. SETHI, JUDICIAL MEMBER.
The present appeal filed by the assessee arises from the order dated 30.09.2004 of the learned Commissioner of Income-tax (Appeals) passed in the matter of an assessment made by the Assessing Officer under section 158BC of the Income-tax Act, 1961 (the Act) for the block period from 01.04.1995 to 15.03.2002.
2. The grounds of appeal raised by the assessee are as under:-
"1. That the learned Commissioner of Income Tax (Appeals)-II, New Delhi has erred, both on facts and in law in upholding the assessment made by the learned DCIT, Central Circle-3, New Delhi under Chapter XIV B of the Income Tax Act.2
2. That in upholding the assessment, the learned Commissioner of Income Tax (Appeals) has failed to appreciate that neither the assumption of jurisdiction under the aforesaid Chapter was valid nor the assessment made could be upheld, holding the amount of Rs.3,15,840/- as unexplained cash credits for the financial year 1999-2000 as representing an undisclosed income of the assessee, within the meaning of Section 150B(b) of the Income Tax Act.
3. That in any case and without prejudice, the learned Commissioner of Income Tax (Appeals) has over looked that in the instant case, the amount of gift received were duly explained and in no case, the amounts so gifted to Master Varun Jain could be held as the undisclosed income of the assessee, as otherwise too, the assessee was not the natural guardian of Master Varun Jain.
4. That the learned Commissioner of Income Tax (Appeals) has further erred in not admitting the evidence furnished before him in respect of which, an application under Rule 46A of the Income Tax Act was made, which ought to have in the circumstances of the case, admitted as such. There was no justification not to have admitted the said evidence which was in disregard of the fact that the assessee had furnished such evidence before the learned Assessing Officer though, on 31.3.2004, prior to the order of assessment.
5. That in upholding the assessment, the assessee's submissions made and the evidence produced, has all been disregarded which is highly unjustified in the circumstances of the case.
6. That the learned Commissioner of Income Tax (Appeals) has further erred in upholding the levy of interest u/s 158BFA(1) of the Income Tax Act."
3. In this case block assessment u/s 158BC of the Act has been made by the Assessing Officer vide his order, dated 31.03.2004. In the block assessment order, it has been stated by the AO that there was a search and 3 seizure operation under sec. 132 of the Act, at the residential and business premises of various entities and individuals associated with Jainsons (Tarun Kumar Jain) Group of cases. The assessee is a wife of Shri Tarun Kumar Jain. During the course of search, various documents in the form of loose papers and various assets were found and seized. The AO has further stated that during the course of search of the assessee's residence on 05.02.2002, a document was seized vide Page No.21 of Annexure A-2 and on this page, it was mentioned - SB Account of Varun Jain No. 526605658, TTABA021001088, HSBC Bank USA. The AO further stated that a notice under sec. 158BC of the Act was issued on 11.12.2002, which was served upon the assessee on 20.12.2002, requiring the assessee to file a return for the block period from Assessment Year 1996-97 to Assessment Year 2002- 03 (upto 15.03.2002) within 30 days of the service of the notice. Return for the block period was filed by the assessee on 21.10.2003 declaring undisclosed income at `Nil'. The AO thus issued notices under sec. 143(2) and 142(1) of the Act along with the detailed questionnaire. In the course of assessment proceedings, one Shri Sushil Salhotra, Accountant and Shri S.K. Gupta, CA being Authorized Representatives of the assessee, appeared from time to time and filed various details, which were placed on record. The AR of the assessee also made verbal submissions before the AO. In reply to 4 explain the source of deposits in the bank account of Shri Varun Jain with HSBC Bank, USA, the assessee stated before the AO that Shri Varun Jain was having 2 bank accounts in HSBC Bank, USA. One was the saving bank account No.526-60565-8, which was found during the course of search, and another checking account in the same bank bearing No.526-35422-4. Shri Varun Jain is the son of the assessee and his income upto 26.03.2000 i.e. the date on which he attained majority, was being clubbed with the present assessee's income. The copies of bank account from their opening on 26.08.2009 to 26.03.2000 i.e. the period till which the income of Shri Varun Jain was clubbed with the assessee, were provided but the source of credit entries in both these bank accounts was not explained. The details of the deposit in these 2 bank accounts, are summarized by the AO as under:-
Date A/c No. 526354224 A/c Remark
No.526605685
26.8.1999 2500 4000 Out of this,
$ 3500 gifts from
NRI
2.9.1999 50 Gift from NRI
7.9.1999 50 Gift from NRI
13.9.1999 1000 Gift from NRI
8.2.2000 2120 Gift from NRI
4. During the course of assessment proceedings, the assessee was asked to furnish the details of source of amount deposited in the bank account but in spite of several opportunities given to the assessee, the assessee did not 5 furnish any details. The AO then issued a show cause notice dated 23.02.2004 mentioning therein the opportunities already given to the assessee and requiring the assessee to show cause as to why the deposits in the bank account should not be treated as undisclosed income of the assessee. The AO also pointed out to the assessee that the period of deposit is pertained to the previous year 1999-2000 relevant to the Assessment Year 2000-01, and during the course of regular assessment proceedings in the Assessment Year 2000-01, these bank accounts were not disclosed before the Department though complete details of all the bank accounts were specifically called for during the assessment proceedings. The Assessing Officer also pointed out to the assessee that the assessee categorically stated that no gifts were received during the previous year 1999-2000. The assessee then furnished a reply on 25.03.2004 submitting that the gifts received from NRI were outside India and were not as such taxable income. It was also submitted that during regular assessment proceedings for Assessment Year 2000-01, no details were sought by the department regarding the account of Shri Varun Jain abroad and since the gifts were received outside India, the details thereof were not furnished.
5. After considering the assessee's submissions, the AO had taken a view that the total amount deposited in the bank account of Shri Varun Jain 6 is undisclosed income includible in the total income of the assessee inasmuch as the assessee has failed to furnish any satisfactory explanation regarding the source of money deposited in the bank account. The AO therefore, made the addition of Rs.3,15,840/- being unexplained cash credit pertaining to the F.Y. 1999-2000 in the assessee's hand and completed the block assessment accordingly.
6. Being aggrieved, the assessee preferred an appeal before the learned CIT(A). Before the learned CIT(A) the assessee submitted that, on 31.03.2004, the assessee had submitted confirmation in respect of gift of 5000 US$ from Mrs. Suman Das, which was not mentioned in the assessment order by the AO as the AO had closed the proceedings on 29.03.2004. It was further submitted that there was no legal requirement for disclosure of gift in the course of regular assessment proceedings as gifts were made outside India. The assessee also made an application under Rule 46A for admission of additional evidences under the plea that these additional evidences could not be produced during the course of assessment proceedings as a very short notice was given by the AO. It was further submitted that the addition cannot be made as cash credit inasmuch as the amount in question was not found credited in the books of account of the assessee for his minor son. The additional evidences filed by the assessee 7 were forwarded by the learned CIT(A) to the AO for his comments. The AO submitted his comments vide report, dated 13.09.2004, which has been reproduced by the AO in his order.
7. In the counter reply, the learned AR for the assessee reiterated his earlier stand before the learned CIT(A) that no addition was called for and further submitted that as soon as copies of the bank account were obtained, the assessee lost no time in furnishing the same to the AO.
8. After considering the assessee's submissions and AO's order, the learned CIT(A) confirmed the addition by observing as under:-
"3(iv) I have gone through the assessment order and the submissions made by the Ld. AR. It is seen that it had not been denied by the assessee that during the course of regular assessment proceedings for A.Y. 2000-01, the foreign bank accounts were not disclosed by the assessee, though, complete details of all the bank accounts were specifically called for by the A.O. the contention of the A.O. that it was also categorically stated by the assessee that no gifts were received during the previous year 1999-2000 has also not been rebutted. From the Remand report sent by the A.O., which is reproduced above, it is seen that the assessee was given enough opportunity to explain the source of these credits appearing in the accounts on the basis of which additions have been made. It is also seen that all the gifts are made in cash. I agree with the A.O. that the source of the donors has also not been explained. Also, it is seen that only simple confirmatory letters have been fled by the alleged donor but no copies of their passport etc. to establish their identity have been furnished. In these circumstances, the action of the A.O. is justified and the addition made by him does not call for any interference. These grounds of appeal are dismissed."8
Still aggrieved, the assessee is in appeal before us.
9. The learned senior counsel for the assessee Shri C.S. Aggarwal has raised the various arguments challenging the validity of the block assessment order made by the AO and disputing the addition of Rs.3,15,840/- made by the AO in the hands of the assessee. These arguments are on following counts:-
(1) That block assessment proceedings initiated against the assessee are illegal inasmuch as there was no search against the assessee and there were merely a consequential search as a result of keys of the lockers having been found during the search conducted and authorized under sec. 132(1) on Shri Tarun Kumar Jain;
(2) That the search document marked as being found as a result of consequential search conducted in pursuance to warrant of search dated 04.02.2002, cannot be made basis to make the addition in the hands of the assessee inasmuch as the aforesaid warrant of authorization was not in the name of the assessee;
(3) That no addition on account of deposit in the bank account in HSBC Bank in USA of Shri Varun Jain can be made in 9 the hands of the assessee as Shri Varun Jain was a non-
resident during that year and his income arising outside India is not liable to be included in the total income chargeable to tax in India; & (4) Even otherwise, income of Shri Varun Jain is not liable to be clubbed in the assessee's hands inasmuch as undisclosed income of father of Shri Varun Jain was higher than the undisclosed income of the present assessee, who is the mother of Shri Varun Jain.
Without prejudice to the arguments, it was contended that the assessee has been able to explain the source of the deposit in the bank account of Shri Varun Jain in HSBC Bank in USA and therefore, no addition was called for. The learned counsel for the assessee has also filed before us a written synopsis containing various arguments made orally.
10. The learned DR on the other hand, submitted that in the light of the search conducted against the assessee herself on 05.02.2000 at her residence, the document recovered from the residence was a valid seized document for the purpose of determining the undisclosed income of the assessee. He further contended that the search under sec. 132 was conducted against the assessee, and relevant seized document was found from the residence of the 10 assessee and therefore, the AO was justified in initiating proceedings under sec. 158BC against the present assessee. He further submitted that the income of Shri Varun Jain upto 26.03.2000 was included in the assessee's hand while making regular assessment and therefore, any income remaining undisclosed is invariably be included in the assessee's hands as per provisions contained in sec. 64(1) of the Act. The learned DR further contended that in the light of the period of stay of Shri Varun Jain in India during the current F.Y. relevant to the assessment year 2000-01, Shri Varun Jain cannot said to be a non-resident for the purpose of assessment under the Income-tax Act. He further submitted that in support of the assessee's claim that Shri Varun Jain had received gifts from various persons, the assessee has not been able to furnish any iota of evidence which could be said to be reliable to establish the genuineness of the gift and the transaction inasmuch as the assessee has failed to prove and establish the creditworthiness of the donors, the circumstances or the occasion on which the gift was given by the outsiders to Shri Varun Jain and what kind of natural love and affection, the alleged donor had towards Shri Varun Jain, has also not been explained. The learned DR therefore, submitted that the addition of Rs.3,15,840/- made by the AO has been rightly confirmed by the learned CIT(A). 11
11. Rival contentions of both the parties have been considered, orders of the authorities below have been perused including various documents placed in the Paper Book filed by the assessee. The first question that arises for our consideration is as to whether the AO has rightly initiated the proceedings under section 158BC of the Act against the assessee.
12. In this connection the learned counsel for the assessee has submitted that only 2 warrants of authorization authorized by the Additional Director of Income-tax dated 05.02.2002 were issued in respect of Locker No.3053 with New Delhi Vaults Limited, and locker No.1627 with Standard Chartered Bank, 10-E, Connaught Place, New Delhi. These authorized letters to search locker, were merely a consequential search as a result of keys of the lockers having been found during the course of search conducted and authorized under sec. 132(1) on Shri Tarun Kumar Jain. The learned counsel for the assessee also pointed out that there was a composite warrant of authorization, dated 05.02.2002 to search the premises at E-9, Connaught Circus, New Delhi, which was not executed against the assessee. He further contended that no Panchnama was prepared in the name of the assessee on the basis of said warrant of search, and therefore, the proceedings initiated by the AO under sec. 158BC are illegal.
12
13. The learned DR on the other hand, furnished number of search warrants issued against various concerns and persons belonging to this group, before us including a search warrant in the name of Shri Tarun Kumar Jain, Mrs. Manjari Jain (the assessee), M/s. Jainsons, M/s. Jainsons Departmental Store Pvt. Ltd. in respect of search at E-9, Connaught Circus, New Delhi. The search in this respect was conducted on 05.02.2002. A search warrant dated 04.02.2002 in the name of Shri Tarun Kumar Jain and some other concerns in respect of search conducted at D-400, Defence Colony, New Delhi has also been filed. He also pointed out to the warrant issued to search the bank lockers belonging to the assessee, namely Mrs. Manjari Jain with New Delhi Vaults Ltd. and Standard Chartered Bank.
14. We have perused the aforesaid search warrants and found that a search warrant dated 05.02.2002 was issued in the name of the assessee Mrs. Manjari Jain along with in the names of M/s. Jainsons, Shri Tarun Kumar Jain, and M/s. Jainsons Departmental Store at E-9, Connaught Circus, New Delhi. A copy of panchnama in the name of M/s. Jainsons Departmental Stores Pvt. Ltd., Shri Tarun Kumar Jain, Mrs. Manjari Jain (the present assessee) and M/s. Jainsons in respect of said search at E-9, Connaught Circus, New Delhi, was also prepared stating that in pursuance to a search warrant dated 05.02.2002 issued in the name of M/s. Jainsons Departmental 13 Stores Pvt. Ltd., Shri Tarun Kumar Jain, Mrs. Manjari Jain and M/s. Jainsons, a search was commenced on 05.02.2002 at 1.20 P.M. and was temporarily concluded on 06.02.2002 at 8.30 P.M. when a restraint order was passed u/s 132(3) on 06.02.2002. In the course of search concluded temporarily on 06.02.2002, various papers, cash books, cash memos etc. were found as detailed in Panchanama, a copy of which is placed on record. The Revocation Order was then made on 14.02.2002 and one C.P.U. (Server) was seized. It makes it clear that a search was also conducted against the assessee in pursuance to the aforesaid search warrant dated 05.02.2002 and therefore, the AO had every right to initiate block assessment proceedings under sec. 158BC of the Act against the present assessee also. We therefore, hold that the AO was justified in issuing notice under sec. 158BC of the Act to the assessee with a view to make block assessment against her.
15. The question is as to whether the seized document vide Page No.21 of Annexure A-2 found at the residence of the assessee can be utilized or used for the purpose of determining undisclosed income of the assessee in the block assessment made under sec. 158BC of the Act.
16. It is not in dispute that a group search was conducted against the assessee, her husband and various concerns belonging to the group. 14 Numbers of search warrants were issued for conducting search at different places. All the search proceedings were initiated together. A document containing the details of bank account standing in the name of the assessee's then minor son Shri Varun Jain was found from the residence of the assessee in the course of search conducted at the residence. It is not in dispute that the document vide Page No.21 of Annexure A-2 found at the assessee's residence at D-400, Defence Colony, New Delhi, is a document found and seized during the course of search conducted under sec. 132(1) of the Act at the assessee's residence. Therefore, a document found during several joint search conducted against the assessee, or her husband and/or group concerns can be considered for the purpose of determining undisclosed income belonging to the assessee, or her husband and other concerns belonging to the same group. Therefore, the assessee's contention that the undisclosed income has been determining not on the basis of the seized document is rejected.
17. The next contention of the learned counsel for the assessee is that since Master Varun Jain was a non-resident during the relevant F.Y. 1999- 2000, the deposit in his name in his bank account maintained in USA cannot be treated to be an income chargeable to tax in India. In this respect, the learned counsel for the assessee submitted before us the position of stay of 15 Master Varun in India during the period from 01.04.1999 to 31.03.2000 which is as under:-
Period In India Outside India 01.04.99 to 25.08.99 147 Nil 26.08.99 to 18.12.99 Nil 115 19.12.99 to 31.03.00 15 Nil 03.01.00 to 31.03.00 Nil 88 Total No. of Days 162 203
From the aforesaid details, it is clear that Master Varun Jain was in India for 162 days. It has been contended by the learned counsel for the assessee that he left India on 26.08.1999 for study in USA. It is an admitted position that Master Varun Jain was resident in India during periods prior to 01.04.1999. In other words, Master Varun Jain was resident in India and was living in India during the previous years ended upto 31.03.1999. It is also not in dispute that Master Varun Jain was in India from 01.04.1999 to 25.08.1999 during the current F.Y. 1999-2000 itself. As per provision contained in sec. 6(1) of the Income-tax Act, an individual is said to be resident in India in any previous year, if he -
(a) is in India in that year for a period or periods amounting in all to one hundred and eighty-two days or more; or; (c) having within the four years preceding that year been in India for a period or periods amounting in all to three hundred and sixty-five days or more, is in 16 India for a period or periods amounting in all to sixty days or more in that year.
Explanation to section 6(1) of the Act provides that in the case of an individual, -
being a citizen of India, who leaves India in any previous year as a member of the crew of an Indian ship as defined in Merchant Shipping Act, 1958 for the purposes of employment outside India, the period of 60 days or more of being in India shall be substituted by 182 days.
The aforesaid two conditions for an individual to be treated as resident in India, are undoubtedly alternative. As per first part of sub-sec. (1) of sec. 6, Master Varun Jain cannot said to be resident in India in the previous year 1999-2000. However, the second part of sub-sec.(1) of sec. 6, i.e. clause (c ) of sub-sec.(1) of sec. 6, is applicable to the present case inasmuch as it is not in dispute that Master Varun Jain was in India for a period in all to 365 days or more during the period of four years preceding the previous year 1999- 2000. It is also clear that Master Varun Jain was in India for more than 60 days or more during the F.Y. 1999-2000. Therefore, under clause (c) of sub-sec. (1) of sec.6 of the Act, Master Varun Jain can be said to be resident in India in the F.Y. 1999-2000 inasmuch as Master Varun Jain was in India 17 for more than 365 days during the four years preceding the F.Y. 1999-2000 and was in India for more than 60 days or more during the relevant previous year 1999-2000. It is also not the case of the assessee that the assessee is a resident but not ordinary resident in India in previous year 1999-2000. We therefore, hold that Master Varun Jain was resident in India in previous year 1999-2000 and thus, the total income of Master Varun Jain for the previous year 1999-2000 shall include also the income which accrues or arises to him outside India during such previous year 1999-2000.
18. The other contention of the learned counsel for the assessee is that the undisclosed income of Master Varun Jain relevant to the F.Y. 1999-2000 is not includible in the assessee's hands but is includible in the hands of father of Master Varun Jain inasmuch as the undisclosed income of father of Master Varun Jain is higher than the undisclosed income of the present assessee as determined in the block assessment made under sec. 158BC of the Act. After considering the facts and circumstances of the case and the stand taken by the assessee as well as her husband before the AO, we do not find any merit in this sort of contention raised by the learned counsel for the assessee. During the block assessment proceedings, with reference to the questionnaire F.No.DCIT/CC-3/03-04 dated 04.02.2004 and letter F.No.DCIT/CC-3/03-04/615 dated 10.03.2004, a reply dated 12.03.2004 was 18 submitted by the assessee where it has been stated by the assessee herself that Master Varun Jain was minor when he went for the purpose of studies in August, 1999 to USA, and it was a matter of record that being minor, Varun Jain's income was being assessed in assessee's hands under Explanation to sec. 64(1A) of the Income-tax Act, and hence, for the previous year form 01.04.1999 to 25.03.2000 his income is includible in the assessee's hand. This has been categorically stated by the assessee in the aforesaid letter dated 12.03.2004 that the income of minor son namely Varun Jain for the previous year from 01.04.1999 to 25.03.2000 was includible in assessee's own hand. It is also not in dispute that in the regular assessment for the Assessment Year 2000-01, the income of minor son was included in the assessee's hand. Since in the regular assessment, the income of minor was included in the assessee's hand, the undisclosed income of the assessee for the same year, which is now to be assessed in the block assessment, will also equally be includible in the assessee's hand inasmuch as all the provisions of the Income-tax Act shall apply accordingly to the block assessment proceedings except what has been specifically provided in Chapter XIV-B of the Act. In the Chapter XIV-B of the Act, it has nowhere been provided that undisclosed income of any minor child shall be includible in the hands of either parents with reference to the undisclosed income assessed in their 19 hands. It is not necessary that both the husband and wife shall always be subject to block assessment proceedings so that a question could arise as to in whose hands an undisclosed income of the minor with reference to the undisclosed income of parents shall be included. Section 64(1A) specifically provides that once an income is assessed in either hand of the parents, it shall be continued to be included so. Therefore, once the income of minor son namely Varun Jain was included in the hands of the present assessee in F.Y. 1999-2000, and that position has been accepted by the assessee in her letter dated 12.03.2004 as already stated above, we hold that the AO has rightly considered the undisclosed income of the assessee's minor son pertaining to F.Y. 1999-2000 in the hands of the assessee. The AO's action in this regard is therefore, justified.
19. Now, we come to the next contention of the learned counsel for the assessee with regard to the addition of Rs.3,15,840/- made by the AO on account of unexplained deposits in the bank account of assessee's minor child Shri Varun Jain during the F.Y. 1999-2000 (upto the date of attaining majority). In the course of block of assessment proceedings, the assessee was asked to furnish statement of affairs of the assessee as well as her family members of every financial year falling within the block period. Vide letter dated 04.02.2004, the AO asked the assessee to furnish the details about the 20 bank account of Shri Varun Jain maintained at HSBC Bank, USA and asked the assessee to furnish a copy of the said bank account from the date of opening the account till date, and the date on which Shri Varun Jain first went to USA and the purpose of his stay there. The AO also asked the assessee to give the details about the date on which the above account was opened by Shri Varun Jain and the source of the credit entries in this bank account along with other details about Shri Varun Jain. In reply, the assessee vide letter dated 12.03.2004 submitted that Varun Jain was minor when he went to USA for the purpose of study in August, 1999 and it was also stated by the assessee that being minor, Varun Jain's income was being assessed in the present assessee's hands under Explanation to section 64(1A) of the Act and hence for the previous year from 01.04.1999 to 25.03.2000 Varun Jain's income was includible in assessee's hand. The assessee further claimed that he was non-resident and therefore, in the light of the provisions of section 5(1)(c) of the Act, the income, which accrues or arise to him outside India, is not taxable but only the income which accrues or arises in India or is received in India, is only taxable. The copy of account maintained in USA by Shri Varun Jain was submitted from the date of opening till 31.03.2000 with checking account. It was further stated that the account was opened on 26.08.1999 and was operational till 15.04.2002. 21 Against certain deposits it was claimed by the assessee that these deposits were made out of the gift received by Shri Varun Jain in USA from NRI. In the letter dated 17.03.2004, the assessee submitted the details of the credits appearing in Varun Jain's action with HSBC Bank, USA for the period from 26.08.1999 till 27.03.2000 with the remark that Varun Jain attained majority on 26.03.2000, and was a non-resident in the previous years 2000-01 and 2001-02 for which years the returns in his individual capacity were filed separately on attaining majority. The total deposits during the year from 26.08.1999 to 08.02.2000 claimed to have been received by way of gift from NRI was worked out by the AO at US$ 6720 equivalent to Indian Rs.3,15,840/-. In the assessee's reply dated 25.03.2004 the assessee only contended that the gifts from NRI made outside India is not taxable as income, and these gifts have been received from family friends who are NRIs settled abroad and assessee was in process of getting confirmations from them which was to be submitted before the AO upon receipt from them. However, in the meantime, the assessee submitted one confirmation regarding US$ 1000 (net US$ 985) being gift received from one of their family friend in Hong Kong. The assessee further submitted that the amounts received in the bank account are small amounts of gifts which NRI friends had capacity to give as they are settled abroad in good position either 22 in service or business for last over a decade. The assessee also claimed that gifts from NRI made abroad are not taxable as income in India. The assessee further submitted that during regular assessment proceedings for the Assessment Year 2000-01, no details were sought for by the department regarding the account of Varun Jain abroad, and since gifts of money made by NRI to Varun Jain outside India were not taxable in India, the same was not disclosed by the assessee under bona fide belief. However, in the absence of any cogent or adequate material in support of the genuineness of the gift claimed to have been received from NRIs, the AO treated the amount as unexplained money liable to be included as undisclosed income in the block period. The AO therefore, made the addition of Rs.3,15,840/- in the block assessment.
20. During the course of hearing of appeal, the assessee submitted certain evidences in support of the gift before the CIT(A). Now, the assessee has contended before us that the assessee has been able to explain the source of credit in the bank account of Varun Jain inasmuch as the assessee has given sufficient evidences as to the factum of gift being received by Varun Jain from NRI family friends.
21. The learned DR on the other hand, submitted that the assessee has not been able to give any satisfactory evidence in support of the claim of gift 23 being received by Varun Jain from alleged NRI family friends and he therefore, contended that the CIT(A) has rightly confirmed addition.
22. In this connection the assessee has drawn our attention to a confirmation given by one Mansu Exporters of Kowloon, Hong Kong in support of the amount received by Varun Jain from said concern out of love and affection. The confirmation letter is dated 25th February, 2004 and is on a letter head of one Mansu Exporters, T.S.T. P.O. Box 96204 Kowloon, Hong Kong and it is in respect of the amount of US $1000, $5000, $3000 and $2000 during the period from March 2000 to January, 2002. We are concerned about the amount received in March 2000 before Shri Varun Jain attained majority. In this connection, the assessee vide letter dated 25.03.2004 submitted before the AO that the assessee submitted confirmation regarding US $1000 being gift received from one of their family friend in Hong Kong. This confirmation dated 25th February, 2004 is signed by the director of Mansu Exporters. It is not a payment by any one individual person to Varun Jain. We fail to understand how there could be a gift from Mansu Exporters, a business concern, to Varun Jain. The person who has signed the confirmation letter in the capacity of director of Mansu Exporters has not given his full name, and what was the relation he had with Varun Jain. The identity of the signatory to the confirmation letter is thus 24 not disclosed. Therefore, this is a mere confirmation letter without giving the details as to on what occasion and by whom the alleged gift was actually given to Master Varun Jain. Further, the amount of gift claimed to have been received by Master Varun Jain from Mansu Exporters is also not routed through any banking channel. It has been claimed by the assessee that the amount has been received in cash and then it was deposited in cash in the Varun Jain's account. Therefore, the transaction of receiving the money by Varun Jain from Mansu Exporters is not proved. The assessee has also drawn our attention to a confirmation with respect to gift of US $5000 from Mrs. Suman Das, NRI resident of USA which was claimed to have been filed before the AO on 31.03.2004 after the assessment was completed on 29.03.2004. In this confirmation letter one Mrs. Suman Das W/o Late Shri Vinay Kumar Das has stated that she confirmed having made a cash gift of US $5000 on 25th August, 1999 to Master Varun Jain for his immediate need to pursue his study at Rochester Institute of Technology, New York. From the confirmation letter it is established that the transaction has not been made through banking channels. The amount has been claimed to have been paid as cash gift. Mrs. Suman Das has not given any details as to what kind of relationship she had with Varun Jain or his parents. Mere filing this confirmation letter signed by one Mrs. Suman Das without there being any 25 corroborative evidence, is not sufficient to discharge the assessee's initial burden of proving gift being received by Varun Jain from Mrs. Suman Das. Signatures of Mrs. Suman Das are neither attested by any competent authority of USA. It is not clear as to how this confirmation letter has been transmitted from USA to India. It is also found to be undated. Therefore, on the basis of this confirmation letter, it is very difficult to believe that Master Varun Jain had actually received an amount of US$ 5000 from Mrs. Suman Das by way of gift. In the light of these facts discussed above, we find that the assessee has not been able to discharge her burden to explain the source and nature of the credit in the bank account of her minor son.
23. In support of the contention that the assessee has been able to establish the genuineness of the amount of gift received by Master Varun Jain, the learned counsel for the assessee supplied a copy of order of Hon'ble High Court of Delhi dated 16th July, 2010 in the case of CIT Vs. Mrs. Kusum Gupta (ITA 831/2010) where the Hon'ble High Court has observed and held as under:-
"3. However, we find that not only was the genuineness of the two gifts established inasmuch as registered gift deeds were produced but also the statements of two donors along with the assessee were recorded. In fact, the tribunal in the impugned order has concluded on facts that the identity and creditworthiness of the donors was proved beyond doubt.26
4. In our opinion, as gifts were made by way of registered gift deeds as well as payments were made by way of account payee cheques and both the donors are income tax assessees, it cannot be said that the gifts are not genuine. Resultantly, the appeal stands dismissed in limine but with no order as to costs."
24. We have gone through the aforesaid decision of Hon'ble High Court and found that this case would not render any assistance to the assessee's case inasmuch as the assessee's case is quite different on facts. In the case before the Hon'ble High Court, in order to establish the genuineness of the gift, the assessee produced registered gift deeds and at the same time, the statements of two donors along with the assessee were also recorded. In other words, the identity and creditworthiness of the donors was proved beyond doubt. In that case before the Hon'ble High Court, the gifts were made by way of registered gift deeds, and the payments were made by account payee cheques, and both the donors were Income-tax assessees. However, in the present case, neither the assessee has produced or furnished any sort of registered gift deed or any affidavit by the donor. The payment has also not been received by the assessee by account payee cheque. The assessee has also not furnished the details as to the source of income of the donor. The very confirmation letters stated claim to have been signed by the donor are also not proved, inasmuch as they are neither counter signed or authenticated by any competent authority of the country in which these 27 confirmation letters were stated to be made. Therefore, this decision of the Hon'ble Delhi High Court rather helps the revenue than the assessee's case. In the light of the finding given by the Hon'ble High Court of Delhi in the above referred case, we may take an inescapable conclusion that the assessee has not been able to establish the factum of gift of money given by so-called donor to the assessee's minor son Master Varun Jain and also not been able to establish the identity and creditworthiness of the donor.
25. The assessee has also placed reliance upon the decision of Hon'ble High Court of Delhi in the case of CIT vs. Suresh Kumar Kakar in ITA 128/2009 dated 27th April, 2010 which decision, in our considered view, would of no help to the assessee inasmuch as in that case it was an admitted position that the gifts were made by the mother to the son and with regard to the creditworthiness, the assessee discharged the onus by furnishing the bank statement of donor as also the confirmation certification from the mother confirming the said gift. All these evidences produced in the case of CIT Vs. Suresh Kumar Kakar (supra) are undoubtedly lacking in the present case before us. Therefore, this case rather helps the revenue's case as against the assessee's case.
26. The view we have taken above that the assessee has not been able to establish the identity of the person making the gift as well as his capacity 28 and has not been able to prove the factum of gift given by the so-called donor to the assessee's minor child, we may make a reference to the decision of the Hon'ble Delhi High Court in the following 2 cases, on which heavy reliance was placed by the learned DR:-
(1) CIT vs. Anil Kumar (2007) 292 ITR 552 (Del); & (2) Rajeev Tandon vs. ACIT (2007) 294 ITR 488 (Del).
26.1 In the case of CIT vs. Anil Kumar (supra), the Hon'ble High Court has taken a view that in the case of gifts, mere identification of the donor and showing the movement of the gift amount through banking channel is not sufficient to prove the genuineness of the gift, and since the claim of gift is made by the assessee, the onus lies on him not only to establish the identity of the person making the gift but also his capacity to make such a gift.
26.2 In the case of Rajeev Tandon (supra), the Hon'ble High Court has taken a view that 2 donors have absolutely no connection with the assessee and they made gift to the assessee because he needed money to buy a house and they wanted to help him. This was not only quite unusual but also quite unnatural, and it was incredible that a complete stranger would want to gift lakhs of rupees to a person only because that person wanted the amount for purchasing a house. In that case the reason offered by the assessee was thus found to be not reasonable, muchless acceptable.
26.3 In the present case, it is also not explained as to why the so-called donor would give certain amount in cash to the assessee's minor child for his study in USA when the assessee's parents, who are quite well off carrying 29 on various business in India, had decided to send their child for study abroad and were capable of meeting all the expenses of their minor child studying abroad. In the present case, even the transaction of payment of money from so-called donor to assessee's minor child has not been established.
27. In the light of the discussion made above, we therefore, hold that the assessee has not been able to explain the nature of the amount deposited in the bank account of the minor child maintained in the foreign bank and, therefore, the amount is considered to be undisclosed income of the assessee or her minor child. Therefore, the addition of Rs.3,15,840/- made by the Assessing Officer and further confirmed by the learned CIT(A) is upheld.
28. The issue with regard to the levy of interest under section 158BFA(1) is consequential in nature and the AO shall work out the amount of interest chargeable under sec. 158BFA(1) of the Act as per law.
29. In the result, the appeal filed by the assessee is dismissed. This decision is pronounced in the open court on 20th August, 2010.
Sd/- Sd/-
(B.C. MEENA) (C.L. SETHI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 20th August, 2010.
30
IT(SS) A No.402/Del/2004
Copy of the order forwarded to:-
1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR
By Order
*mg Deputy Registrar, ITAT.