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 2, Cited by 3]

Income Tax Appellate Tribunal - Mumbai

Asst Cit Cen Cir 8(4), Mumbai vs D B M Geotechnics & Constructions P.Ltd, ... on 25 March, 2022

                                                                              ITA No. 6224/Mum/2018
                                                                             Assessment Year: 2012-13


                                                                                          Page 1 of 3

                        INCOME TAX APPELLATE TRIBUNAL
                           MUMBAI 'D' BENCH, MUMBAI

                         [Coram: Pramod Kumar (Vice President)
                           And Kuldip Singh (Judicial Member)]

                                  ITA No. 6224 /Mum/2018
                                  Assessment Year: 2012-13


Deputy Commissioner of Income Tax,
Central Circle -8(4), Mumbai                                  .......................... Appellant

Vs.


M/s. DBM Geotechnics and Construction Pvt. Ltd.                 .......................Respondent
Suit No. 301, 16-22, Bake House, Maharashtra Chamber-
Of Commerce Lane, Fort, Mumbai-400023.
 [PAN: AAACD2593G]

Appearances:
Neha Thakur, Sr. AR. CIT, for the appellant
Subodh Ratnaparkhi for the respondent


Date of concluding the hearing        : January 03, 2022
Date of pronouncement the order       : March 25, 2022


                                              O R D E R

Per Pramod Kumar, VP:

1. By way of this appeal, the Assessing Officer has challenged the correctness of the order dated 31st August 2018, passed by the learned CIT(A) in the matter of assessment u/s.

143(3) of the Income Tax Act, 1961 for the assessment year 2012-13.

2. Grievances raised by the Assessing Officer are as follows:

(1) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in deleting the sub contract charges of Rs. 49,68,40,000/- paid to M/s Naftogaz (India) P Ltd without appreciating the fact that the onus cast upon the assessee was not proved either during the assessment proceedings or remand proceedings".
ITA No. 6224/Mum/2018

Assessment Year: 2012-13 Page 2 of 3 (2) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in concluding that no deserve material has been placed by the Assessing Officer to hold that the sub contract charges are bogus, without appreciating the fact that the Assessing Officer in the remand proceedings has merely submitted factual report".

(3) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in concluding that the Assessing Officer has given a clean chit to the assessee in this issue during the remand report without appreciating the fact that the Assessing Officer has brought out facts in his remand report regarding service of notice on the part and no response from it".

(4) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in directing the Assessing Officer to restrict the addition of Rs. 8,505/- to the extent of 12% only made on account of bogus purchase despite of the facts that the assessee has failed to substantiate his claim of purchase".

(5) "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in appreciating the decision of Hon'ble Supreme Court in the case of M/s. N.K Proteins Ltd. vs DCIT-TIOL-23-SC-IT dated 16th January, 2017 vide SLP No. 769 of 2017 wherein the decision of High Court for addition of entire income on account of bogus purchases had been confirmed."

3. We find that a coordinate bench of this tribunal, in the case of Rollon Hardware India Pvt. Ltd., in ITA No. 1621/Mum/2018 order dated 05.11.2018, has in similar facts and circumstances inter alia, observed as follows:

4. In support of his case Ld. counsel of the assessee has placed reliance upon the decision of Hon'ble Gujarat High Court in the case of Pr. CIT Vs. T.R. Kapadia in Tax Appeal No.691 of 2017.

5. In this case the Hon'ble High Court has confirmed the deletion of disallowance on account of alleged bogus purchase as necessary documentary evidence for the purchase were on record.

6. The special leave petition against this order has been dismissed by the Hon'ble Supreme Court in its decision dated. 04.05.2018 S.L.P. Civil Diary No.12670/2018.

7. Up on careful consideration, I find that assessee has provided the documentary evidence for the purchase. Adverse inference have been drawn due to the inability of the assessee to produce the suppliers. I find that in this case the sales have not been doubted. It is settled law that when sales are not doubted, hundred percent disallowance for bogus purchase cannot be done. The rational being no sales is possible without actual purchases. This proposition is supported from Hon'ble Jurisdictional High Court decision in the case of Nikunj eximp enterprises (in writ petition no. 2860, order dt. 18.06.2014. In this case the Hon'ble High Court has upheld hundred percent allowance for the purchases said to be bogus when sales are not doubted. However, in that case all the suppliers were government agency. In the present case the facts of the case indicate that assessee has made purchase from the grey market. Making purchases through the grey market gives the assessee savings on account of non-payment of tax and others at the expenses of the exchequer. In such situation in my considered opinion on the facts and circumstances of the case the 12.5% disallowance out of the bogus purchases meets the end of justice. However, in this regard Ld. counsel of the assesse has prayed that when only the profits earned by the ITA No. 6224/Mum/2018 Assessment Year: 2012-13 Page 3 of 3 assessee on these bogus purchase transaction is to be taxed the gross profit already shown by the assessee and offered to tax should be reduced from the standard 12.5% being directed to be disallowed on account of bogus purchase.

4. We see no reasons to take any other view of the matter than the view so taken by the coordinate bench. Respectfully following the coordinate bench order, We confirm action of the CIT(A) and decline to interfere in the matter.

5. In the result, this appeal is dismissed. Pronounced in the open court today on the 25th day of March 2022.

      Sd/-                                                                 Sd/-
  Kuldip Singh                                                        Pramod Kumar
(Judicial Member)                                                     (Vice President)

Mumbai, dated the 25 th day of March 2022.


Copies to:            (1)     The Appellant          (2)     The respondent
                      (3)     CIT                    (4)     CIT(A)
                      (5)     DR                     (6)     Guard File

                                                                                        By order
True Copy

                                                                 Assistant Registrar/Sr. PS
                                                             Income Tax Appellate Tribunal
                                                                 Mumbai benches, Mumbai