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 15, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Dcit, Central Circl-1,, Jaipur vs Shri Mohan Sukhani, Jaipur on 3 January, 2022

                vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
 IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES,"A" JAIPUR

     Jh lana hi xkslkbZ] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
 BEFORE: SHRI SANDEEP GOSAIN, JM & SHRI VIKRAM SINGH YADAV, AM

              vk;dj vihy la-@ITA. No. 1359 & 1360/JP/2019
             fu/kZkj.k o"kZ@Assessment Years : 2014-15 & 2016-17

Deputy     Commissioner         of cuke Shri Mohan Sukhani
Income Tax,                        Vs. Plot No. 16, Rajapark,
Central Circle-1,                       Jaipur.
Jaipur.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ACMPS 9390 P
vihykFkhZ@Appellant                      izR;FkhZ@Respondent

          jktLo dh vksj ls@ Revenue by : Shri Rajendra Singh (CIT)
                                             & Shri B.K. Gupta (Pr.CIT)
        fu/kZkfjrh dh vksj l@
                            s Assessee by : Shri Dileep Shivpuri (Adv.)
                                         a
              lquokbZ dh rkjh[k@ Date of Hearing : 14/10/2021
          mn?kks"k.kk dh rkjh[k@Date of Pronouncement : 03/01/2022

                                 vkns'k@ ORDER

PER: VIKRAM SINGH YADAV, A.M. These are two appeals filed by the Revenue against the consolidated order passed by the ld. CIT(A)-4, Jaipur dated 01.10.2019 in case of aforesaid assessee pertaining to assessment years 2014-15 & 2016-17. Since common issues are involved, all these appeals were heard together and are being disposed off by this consolidated order.

2. With the consent of both the parties, the case of the assessee in ITA No. 1359/JP/2019 for assessment year 2014-15 was taken as the 2 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani lead case wherein the Revenue has taken the following grounds of appeal:-

"1. Whether on the facts and in the circumstances of the case and in law, the ld. CIT(A)-4, Jaipur is justified in ignoring the transactions found on cloud data and deleting the addition of Rs. 1,21,80,000/- made by the AO on account of unaccounted capital deployed by the assessee.
2. Whether on the facts and in the circumstances of the case and in law, ld. CIT(A)-4, Jaipur is justified in ignoring the transaction found on cloud data and deleting the addition of Rs. 62,85,000/- made by the AO on account of unaccounted surplus profit earned by the assessee from various projects of Manglam Group.
3. Whether on the facts and in the circumstances of the case and in law, ld. CIT(A)-4, Jaipur is justified in ignoring the transaction found on cloud data and deleting the addition of Rs. 5,75,00,000/- made by the AO on account of undisclosed interest earned on cash loan/capital.
4. Whether on the facts and in the circumstances of the case and in law, ld. CIT(A)-4, Jaipur is justified in ignoring the transaction found on cloud data and deleting the addition of Rs. 25,62,800/- made by the AO on account of undisclosed interest earned on cash loan/capital.
5. Whether on the facts and in the circumstances of the case and in law, ld. CIT(A)-4, Jaipur is justified in ignoring the fact that entries pertaining to unaccounted capital and advances were found in the N Trading cloud data, and thus addition of unexplained unaccounted capital, advances and interest earned were on the basis of incriminating seized data.
6. Whether on the facts and in the circumstances of the case and in law ld. CIT(A)-4, Jaipur is justified in giving relief to the assessee on the ground that the Manglam Group had owned up the entire entries in the N Trading on cloud data before the Hon'ble ITSC. The order of Hon'ble ITSC. The order of Hon'ble 3 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani ITSC has already been challenged in writ before the Hon'ble High Court."

3. Briefly the facts of the case are that the assessee filed his original return of income on 28.11.2014 declaring total income of Rs. 46,76,580/-. Thereafter, on 04.11.2016, a search operation U/s 132 of the Act was carried out on various business premises of Manglam Group, Jaipur. Consequent to the said search action, the notice U/s 153C of the Act was issued to the assessee on 01.11.2018. In response to the said notice, the assessee furnished his return of income on 14.11.2018 declaring total income of Rs. 46,76,580/- as originally declared. Thereafter, notice U/s 143(2) of the Act was issued on 15.11.2018 followed by notice U/s 142(1) on the same date alongwith details questionnaire to which the assessee responded and filed his submissions. Thereafter, a show cause dated 12.12.2018 was issued and in the said show cause, it was stated by the Assessing officer that during the course of search and seizure action in case of the Manglam Group, large number of incriminating documents and data in the form of hard disk and other electronic storage devices were found and seized. It was further stated by the Assessing Officer that on perusal of the seized material/documents, it is noticed that the assessee is an unofficial partner in a real estate project by name of Crown Square and has made huge capital investment in cash in the said project and has also provided cash loan to MBDL and has earned profits and interest on such transactions as found recorded in the books of N. Trading Company cloud data and why the same should not be treated as his undisclosed income and added to his total income and brought to tax.

4 ITA No. 1359 & 1360/JP/2019

DCIT vs. Shri Mohan Sukhani The exact contents of the show-cause notice dated 12.12.2018 read as under:

"During the course of search & seizure action, large number of highly incriminating documents and soft data in the form of hard disk and other electronic storage devices were found and seized. On the basis of seized material it is noticed that you are unofficial partner in the project Crown Square and the share in the profit is as under:-
57.50% - Mohan Ji Sukhani 42.50% - Three partners, Sh. NKG (N. K. Gupta), Sh. VKG (Vinod Kumar Goyal) and Sh. RB (Rambabu Agarwal) having their internal share of 43%, 28,50% and 28.50% respectively.

The surplus is being treated as profit component because the narration "being surplus after deletion" itself makes it clear that this amount is surplus of receipts over expenses. Accordingly, all the entries in which surplus is credited to the business partner is considered as share of profit of that partner.

Ledger accounts can be summarized as under:-

                                Addition     Interest          Surplus
                                (2013-14     (2013-14)         (2013-14)

         Mohanji      Sukhani
         crown         Square
         (P/P1)

         01.04.2013             800.00

         19.12.2013             121000.00
                                5                  ITA No. 1359 & 1360/JP/2019
                                                   DCIT vs. Shri Mohan Sukhani



 31.01.2014                                             62850.00

 Total                   121800.00                      62850.00



The amount mentioned in the NTC is with the suppression of two zeros.

From the above table, it can be noticed that capital investment in cash made during the F. Y. 2013-14 is Rs.1,21,80,000/-. Surplus is also credited in one of the projects, which is amounting to 62,85,000/- where you partner and deployed your unaccounted capital in cash. After decoding of the figures, the total cash funds deployed/credited are found to be as under:

S.No               Particulars/Narration             Amount (in Rs.)
1.No.    Capital Addition made on various dates       1,21,80,000
2.       Surplus (Share of Profit) in a project        62,85,000
                      Total                           1,84,65,000


On the basis of above, the taxable undisclosed income for the year under consideration is as under: -

 S.           Basis of addition               Undisclosed income
No.                                                   [in
 1. Capital Addition made     on various         1,21,80,000
    dates during the year
 2. Surplus (Share of Profit)        in   a         62,85,000
    project during the year
  Total undisclosed taxable income                1,84,65,000


Vide query letter dated 15.11.2018 you were asked to explain the credit entries in the ledger of NTC. You have furnished written reply and stated that these entries are not related to you. You are once again requested to show cause why these 6 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani credit entries should not be treated as your undisclosed income and added to your income.

3. During the course of search & seizure action, large number of highly incriminating documents and soft data in the form of hard disk and other electronic storage devices were found and seized. The promoters/developers of the project have taken huge cash loans from the market. In the cash books found in the name of N. Trading Company downloaded from the cloud data, there are entries of huge cash loans shown to have been received from various persons directly as well as through certain finance brokers.

The analysis of above ledger shows that you have given Rs. 5,75,00,000/- cash loan to MBDL. The above ledger is written with suppression of two zeroes.

(3,00,000+75,000+60,000+40,000+90,000+10,000=5,75,000 *100=5,75,00,000/-), The suppression of two zero in the entries of N Trading Co, has been admitted by the directors and key persons of the group. You are requested to furnish the source of this cash loans.

Further, during the year under consideration you have earned interest of Rs. 25,62,800/- on these cash loans. You are requested to show cause why this amount of Rs, 25,62,800/- should not be added to your total income.

Furnish your explanation on the above mentioned points on or before 17.12.2018 failing which your case may be decided on material available on record."

4. In response to the show-cause, the assessee through his authorized representative responded denying entering in any such transactions with and relationship with N. Trading Company and the contents of the submissions so filed on behalf of the assessee read as under:

7 ITA No. 1359 & 1360/JP/2019
DCIT vs. Shri Mohan Sukhani "At the outset, the assessee deny the averments, contentions and allegations made in the Show Cause Notice as being absolutely wrong, incorrect and untenable on facts as well as in law. The proceedings initiated against the assessee are liable to be discharged for the facts and grounds stated hereinafter, which are mutually exclusive, and without prejudice to each other.
1. It is submitted that transaction reported in your notice in the name of my client Shri Mohan Sukhani with M/s N. Trading-

Company is not related to my client, my client would like to inform you that he has no relationship with N. Trading Company. My client also want to inform you that he has never deal with N. Trading Company. It is apparently looking that somewhere my client name has been misused, as he has never involved in such type of transactions. He hereby refuse all transactions reported by you.

2. Further It is submitted that you have mentioned in show cause notice that "during the search and seizer action, large number of highly incriminating documents and soft data in form of hard disk and other electronic storage device were found and seized, It is noticed that you are unofficial partner in the project crown square and the share in the profit is as under :-

50%-MohanjiSukhani, 42.50%-Three Partners„Sh NKG (N.K.Gupta) VKG(Vinod Kumar Goyal) and Sh KB ( RambabuAgarwal) having their internal share 43%, 28.50% and 28.50% respectively. The Surplus is being treated as 8 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani profit component because * the narration "being surplus after deletion" It makes it clear that this amount is surplus of receipt over expenses, Accordingly all the entries in which surplus is credited to the business partner is considered as share of profit of that partner.
Further you have mentioned that "In the cash book found in the name of N. trading Company downloaded from the cloud data, there are entries of huge cash loan to have been received from various persons directly as well as through certain finance brokers, On perusal of which it is noticed that you have also provided cash loans to MBDL and earned interest"

3. It is submitted from going through the allegation given in show case notice, it seems that by making false allegations on the assessee illegal and unjustified addition in the Income of the assessee.

4. It is further submitted that "strong suspicion, strange co- incidences and grave doubt cannot take the place of legal proof and to establish the charge against the assessee.

5. It is also submitted that on the basis of statements and accounts ledger of N. Trading Company, which was collected, seized and recorded in the absence of the assessee and without giving the cross examination opportunity of the witness to the assessee, is not binding on the assessee. Moreover any of his statement nowhere any claim has been recorded that these 9 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani transaction are related to assessee, Shri Mohan Sukhani. So any inference drawn on the basis of such statement is ill-legal/not justified and not true on the assessee.

6. Any material which is recorded behind the back of the assesee, cannot be relied upon against him, Thus it is humbly requested that before using any such statement or document against assessee, please provide an opportunity for Cross examination of the witness.

7. It is also submitted that, as there is no iota of evidence against my clients except your presumptions, surmises and conjectures and the alleged documents seized by you which is not at all reliable so far as the evidence is concerned.

8. Thus your allegation-is baseless and not supported by any conclusive evidence. In the circumstances so called surplus, cash loans and interest cannot be presumed, particularly in absence of any evidence."

5. The reply/submission so filed on behalf of the assessee in response to the show-cause was considered but not found acceptable by the AO for the following reasons which read as under:

"9.1 Firstly, the assessee has simply denied having any knowledge of the N. Trading Co. Cloud entries found in his name. Now the moot question arises that can denial on the part of the assessee be treated as proof of the fact that the entries found in the cloud do not pertain to him. The answer is "No". In order to discharge the burden the assessee needs bring forth something 10 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani more than simple denial. The denial by the assessee holds no substance when M/s MBDL has itself owned up the entire cloud entries while filing its petition before the Hon'ble ITSC. M/s MBDL has admitted that the contents of the unaccounted tally data found on cloud are correct and has offered it for taxation. When one party of the transactions under consideration has held the contents of the cloud data are correct, then the second party to the transaction (in this case the assessee) needs to bring forth more evidence which could substantiate his stand that no such transaction had taken place.
9.2 Secondly, the assessee has held that evidence against him is nothing but presumption and conjecture. At this point it is relevant to discuss section 132 (4A) of the I.T. Act, 1961 whereby the Act itself allows the creation of a legal fiction by making certain presumptions.
9.3 When a presumption is being made, it is being presumed that the name "Mohan Sukhani" denotes no one else but the assessee under consideration and that the entries of unaccounted capital, surplus, cash loans and interest pertain to the assessee. However such a presumption is a rebuttable one and the assessee has tried to rebut the presumption by submitting that he has never engaged in any of the transactions which are being reflected on the N. Trading Cloud and he has no knowledge of any such transaction. A rebuttable presumption is clearly a rule of evidence which has the effect of shifting the burden of proof by leading the evidence. The word "rebuttable" here means that the 11 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani person against whom it lies can rebut it when called upon to prove it, which means that the party who denies and doubts the document can claim that the content of the document is not true. However, for that he has to adduce evidence, in absence of any evidence presumption holds true and has not been rebutted successfully.
9.4. In this case the assessee has simply tried to shift the onus on the department by resorting to denial. Denial does not have any evidentiary value, on the other hand the incriminating cloud data is a speaking document of evidentiary value, as the same has been owned up in totality by M/s MBDL Pvt. Ltd. before the Hon'ble ITSC. The admission in this case has been made by M/s MBDL Pvt. Ltd. and MBDL has continuously refused to disclose the details of the persons with whom this transaction was made. To elucidate this point further the statement of Sh. N. K. Gupta, Managing Director of M/s MBDL which was recorded during the course of search needs to be considered. When Shri N.K. Gupta was specifically asked to explain the nature of such transactions, he refused to disclose the name and complete address of these persons from whom such huge cash transactions were made. In the statement given by Shri N.K. Gupta he has submitted it clearly that in order to avoid litigation he will not disclose the names of the parties with whom these unaccounted transactions, were made. Every transaction has to have two parties, one being the recipient and the other being the giver or vice-versa. Cross examination can be fruitful only in a situation where either of the two parties are ready to disclose true information pertaining to 12 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani the transaction under consideration. In this case on one hand M/s MBDL Pvt. Ltd. has held a decided position throughout the search proceedings and even before the Hon'ble ITSC whereby, it has decided to conceal the name of the parties with whom transactions were carried out in order to avoid litigation, buy peace of mind, and protect the other parties from legal consequences. On the other hand the assessee has simply denied the transaction. In a situation affidavit of Shri N.K. Gupta cannot be treated as evidence which reflects the truth. Therefore, considering the facts of the case, reply of the assessee and the material available on record in the form of ledger entries found on N Trading Company accounts maintained by the MBDL Group, the following additions deserve to be made to the income of the assessee.
10. Addition on account of unaccounted capital employed in Crown square project of Manglam Group:-
In absence of proper explanation by the assessee, addition on account of undisclosed capital employed by the assessee in the Crown Square Project deserves to be made. Hence, the total cash capital of Rs. 1,21,80,000/- provided by the assessee to the Manglam Group is being added as his undisclosed investment u/s 69 r.w.s. 115BBE of the Act. Penalty proceedings u/s 271 (1)(c) of the Income-tax Act, 1961 is being initiated for concealment of income.
11. Surplus (Share of profit) in Crown square project during the year:
13 ITA No. 1359 & 1360/JP/2019
DCIT vs. Shri Mohan Sukhani During the year under consideration the assessee has received Rs. 62,85,000/- as surplus share profit in Crown Square project. This share in profit has not been disclosed by the assessee in his return of income, Hence, the total undisclosed surplus in cash of Rs. 62,85,000/- received by the assessee from the Crown Square project is being added as his undisclosed investment u/s 69 r.w.s. 115BBE of the Act. Penalty proceedings u/s 271 (1)(c) of the Income-tax Act, 1961 is being initiated for concealment of income.
12. Addition on account of unaccounted cash Loans:
On analysis of ledger accounts as discussed in the previous paras the total unaccounted, out of books cash loans which have been introduced by the assessee in various projects of MBDL, for the assessment year under consideration, comes to Rs. 5,75,00,000/-In absence of proper explanation by the assessee, addition of these out of books cash loans needs to be made as these loans have been forwarded from the undisclosed sources by the assessee. Hence, the total cash loans of Rs. 5,75,00,000/- provided by the assessee to the Manglam Group is being added as his undisclosed investment u/s 69 r.w.s. 115BBE of the Act. Penalty proceedings u/s 271 (1)(c) of the Income-tax Act, 1961 is being initiated for concealment of income.
13. Addition on account of interest earned on cash loans:
14 ITA No. 1359 & 1360/JP/2019
DCIT vs. Shri Mohan Sukhani On analysis of ledger accounts as discussed in the previous paras the total interest earned, on out of books cash loans which have been introduced by the assessee in various projects of MBDL, for the assessment year under consideration, comes to Rs. 25,62,800/. In absence of proper explanation by the assessee, this undisclosed interest income needs to be added to the income of the assessee. Hence, the total interest of Rs. 25,62,800/-is being added as cash credit u/s 68 r.w.s 115BBE in the form of income from other sources. Penalty proceedings u/s 271 (1)(c) of the Income-tax Act, 1961 is being initiated for concealment of income."

6. Being aggrieved with the action of the Assessing officer in making the aforesaid additions, the assessee carried the matter in appeal before the ld. CIT(A) wherein the assessee challenged the action of the Assessing Officer both on legal and merits of the case. The ld CIT(A) referring to the transactions as stated in the ledger account maintained in the cloud data in the name of N. Trading Company noted certain noticeable features and his findings read as under:-

"1. All the transactions are in cash.
2. The heading of the ledger reads 'Mohanji Sukhani Account'. Other than the name, there is no other parameter like address of the person or PAN.
3. Transactions in the said ledger are not relatable or corroborative by any other evidence. Further there is no correlation of transactions of N. Trading Company with the 15 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani transaction in the regular books of either Mangalam group or regular books of appellant.
4. It may be noticed that nowhere in the statement given by N.K. Gupta he has identified various entities accounts of which are found in cloud data in the name of N. Trading Company. These facts also have been elaborated in the order of settlement commission. The relevant extract of statement of Shri N.K. Gupta is also discussed in the order by settlement commission. The extract of those statements can be seen in next 3 pages of this order. In these statements no where the main person of MBDL, Shri N.K. Gupta has positively identified the appellant as the person appearing in the account of cloud data."

7. Basis the aforesaid findings, the ld. CIT(A) recorded a categorical finding that the fundamental question that the name of 'Mohanji Sukhani' in the accounts of N. Trading Company is the same Mohani Sukhani the appellant is not proved. In other words, mere mention of name in the ledger of N. Trading Company is not sufficient to prove that it is appellant's name and therefore, the ld. CIT(A) held that the assessee succeeds in first legal ground that initiation of proceedings U/s 153C are void ab-initio and the transaction in the cloud data in the name of 'Mohanji Sukhani' cannot be attributed to the appellant. Thereafter, on merits of the case as well, the ld. CIT(A) has deleted the additions and his findings read as under:-

"8. It may further point out that Mangalam Builder & Developer Ltd. (MBDL) has owned up all the data found in cloud as belonging to them. On the basis of the same it filed settlement 16 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani petition before settlement commission on 28.03.2018. As per the petition filed by MBDL before the Hon'ble Settlement Commission the 'peak deposit' of unaccounted capital introduced, loans and advances and interest paid and received was considered for computing the income. Accordingly income of Rs. 15.10 cr. was offered on the basis of cloud data of N. Trading Company. The same is accepted by the Settlement Commission at page 151 of the order dated 16.05.2019.

8.2 In respect of surplus it may point out that as per the petition filed by MBDL before the Hon'ble Settlement Commission, the 'on money' (of) received by the group on its various projects was considered for computing the income. In its admissions made before the Hon'ble Settlement Commission, MBDL has explained the nature of such 'surplus' which was credited to the partner's accounts. In fact the same represent 'on money'. Accordingly income of Rs. 80.07 Cr. ( Rs. 72.33 cr. + Rs. 7.75 cr.) was offered on the basis of cloud data of N Trading Company. The same is accepted by the Settlement Commission at page 57 of the order dated 16.05.2019.

8.3 In view of above, it is evident that the surplus being referred to by the Ld. AO is not profit from the projects but the receipts of 'on money' credited to the capital accounts of the partners which has been considered in the additional income offered by MBDL and accepted by the Hon'ble Settlement Commission.

8.4 Thus, on merits too, since the amounts which have been added by the ld. AO have already been subjected to tax in the 17 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani hands of MBDL & related entities. The ld. AO is directed to delete the additions made in the various A.Yr."

8. Against the findings of the ld CIT(A), the Revenue is in appeal before us and has raised the aforesaid grounds of appeal. During the course of hearing, the ld CIT/Pr CIT DR contested the findings of the ld CIT(A) and taken us through the order and the findings of the Assessing officer and it was submitted that the ld CIT(A) has failed to consider the data found during the course of search in cloud data relating to transactions of M/fashion, unaccounted capital deployed in the real estate project crown square, unaccounted cash loan provided by the assessee to MBDL and his share of profit and interest earned on such cash loans and other related transactions. It was submitted that the ld CIT(A) has merely relied on the findings of the Settlement Commission in case of M/s MBDL where such findings have already been challenged by the Revenue by way of writ before the Hon'ble Rajasthan High Court which is currently pending adjudication. Further, the ld DR has relied upon the Ahmedabad Benches decision in case of ACIT Central Circle vs M/s Amardeep Industries Ltd (IT(SS) A No. 342/Ahd/2018 dated 13.10.2020).

9. On the other hand, the ld. AR supported the order and findings of the ld. CIT(A). It was submitted that in course of search, statement of Shri N.K. Gupta, the Director and Key person of the Manglam Group was recorded u/s 132(4) wherein he owned up all the cash loan/transactions found in cloud data and stated that name of persons/entities mentioned in the said date are imaginary/false names. He has also stated that Manglam Group has not taken any loan in cash 18 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani from any person or repaid it to any person as mentioned in cloud data and these relates to their own affairs and reference was drawn to the reply submitted by him in response to question No. 117 and 118 and affidavit so filed by him. Further, the Assessing Officer did not brought on record any corroborative material to controvert the same and the fact that the assessee having denied the said transactions. It was submitted that the ld. CIT(A) has rightly appreciated the facts and submission so made by the assessee and held that mere mention of name in the ledger of N. Trading Company is not sufficient to prove that it is assessee's name and the transaction in the cloud data in the name of "Mohanji Sukhani" cannot be attributed to the assessee. It was accordingly submitted that the addition cannot be made without bringing on record any corroborative material found in the course of search from third party. It was further submitted that the Assessing Officer has not provided any opportunity of cross examination of the Director of Manglam Group Shri N.K. Gupta from whom the cloud data was seized and which is the basis of making addition in the hand of the assessee. In support, reliance was placed on decision in case of Andaman Timber Industries vs. CCE Kolkata 11 (2016) 55 taxworld (SC).

10. It was further submitted that M/s MBDL has owned up all the entries and transactions in the N Trading Company cloud data before the Settlement Commission and the Settlement Commission has decided the settlement petition filed by Manglam group by passing settlement order u/s 245D (4) and which has been rightly appreciated and considered by the ld CIT(A) as each and every transactions given in ledger accounts by Ld. A.O. has been considered as of Manglam group 19 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani and covered in determining undisclosed income of Manglam group and therefore these entries/transactions cannot again be brought to tax in hands of the assessee.

11. It was further submitted that the Coordinate Jaipur Benches in case of DCIT vs. Jugal Kishore Garg (in ITA No. 34,35,36, & 37/JP/2020 dated 14.09.2020) having identical facts and issues under consideration has dismissed the appeal filed by the Revenue. It was submitted that the said decision squarely supports the case of the assessee. It was accordingly submitted that the addition made by the AO U/s 69 r.w.s. 115BBE as well as addition U/s 68 r.w.s. 115BBE has rightly been deleted by the ld. CIT(A).

12. In his rejoinder, the ld DR submitted that the Revenue has not accepted the said decision of the Coordinate Benches and a writ petition has been filed before the Hon'ble Rajasthan High Court for A.Y 2014-15 and A.Y 2015-16 which is currently pending adjudication.

13. We have heard the rival contentions and perused the material available on record. In case of DCIT Central Circle 1 vs Shri Jugal Kishore Garg (supra), the Coordinate Jaipur Benches of the Tribunal has held as under:

"3.8 We have heard the ld. counsel for both the parties, we have also perused the materials placed on record, deliberated upon the judgement cited by both the parties as well as the orders passed by the Revenue authorities. From the facts of the present case, we noticed that the assessee is a partner in different firms and details of which have already been submitted 20 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani in preceding paragraphs of this appeal. The assessee had declared the income from house property, capital gains and interest from the respective parties during the year under consideration and original return for the assessment year 2014- 15 was filed u/s 139(1) of the Act on 31-01-2015 at Rs. 6,25,35,780/-. A search and seizure operation was carried out on 4-11-2016 at the various premises of M/s. Mangalam Group, Jaipur and pursuant to this the AO issued notice u/s 153C of the Act for the assessment years 2014-15 to 2016-17 to the assessee. In compliance of the notice, the assessee has filed his return of income which has been tabulated in preceding paragraph of this appeal. The assessee has also filed his return of income on 30-10-2017 for the assessment year 2017-18 declaring total income at Rs. 3,32,32,940/-. Thereafter, the AO completed the assessment u/s 143(3) read with Section 153C of the Act for the respective assessment years 2014-15 to 2017-18 as per the following total income tabulated as under:-
AY        Dated      Assessed       Addition made by the AO
                     income (Rs.)
2014-15 28.12.2018 20,21,48,150/- (i) Addition of Rs. 10,34,68,000/- u/s 69 of the Act on account of alleged undisclosed capital employed by the appellant in various projects of Manglam Group on the basis of cloud data.
(ii) Addition of Rs. 2,46,25,600/- on account of surplus share profit in projects of Manglam Group on the basis of cloud data.
(iii) Addition of Rs. 85,00,000/- on account of interest earned on the basis of cloud data.
21 ITA No. 1359 & 1360/JP/2019

DCIT vs. Shri Mohan Sukhani 2015-16 28.12.2018 8,78,62,760/- (i) Addition of Rs. 2,82,97,500/- on account of surplus share profit in projects of Manglam Group on the basis of cloud data.

(ii) Addition of Rs. 1,00,00,000/- on account of surplus interest from Manglam Group on the basis of cloud data.

2016-17 28.12.2018 28,56,88,120/- (i) Addition of Rs. 1,50,00,000/- u/s 69 of the Act on account of alleged undisclosed capital in cash employed by the assessee in various projects of Manglam Group on the basis of cloud data.

(ii) Addition of Rs. 25,89,900/- on account of surplus share profit in projects received in cash from Manglam Group on the basis of cloud data.

(iii) Addition of Rs. 14,24,800/-on account of surplus interest from Manglam Group on the 2017-18 28.12.2018 4,04,51,940/- basis of cloud Addition data.

of Rs. 70,94,000/- on account of on-

money received against booking of flats on the basis of cloud data of the person who owned that these transactions are only his transactions and paid tax and offered the transactions in settlement.

3.10 After meticulously going through the facts of the case and submissions of the parties at length, we found that the transaction recorded in the cloud data of N Trading was owned up by the main person of the company MBDL with regard to the transactions like transactions under the heading of unsecured loans (receipt and payment) and consequent interest payment thereof. We have also gone through the order of the Hon'ble Settlement Commission dated 16-05-2019 passed in the case of MBDL and have also gone through the statement of Shri N.K. Gupta, main person of MBDL group wherein we found that M/s. Mangalam Builder & Developer Ltd.(MBDL) had already owned up all the data found in cloud as belonging to them. On the basis 22 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani of the same, it filed settlement petition before Settlement Commission on 28.03.2018. As per the petition filed by MBDL before the Hon'ble Settlement Commission the `peak deposit' of unaccounted Capital introduced, loans and advances and interest paid and received was considered for computing the income. Accordingly income of Rs.15.10 cr. was offered on the basis of cloud data of N. Trading Company. The same is accepted by the Settlement Commission at page 151 of the order dated 16.05.2019. The relevant extract of the final order wherein this issue is discussed is reproduced as under:-

Para I of Page. 137-138 of the Hon'ble Settlement Commission order "UNACCOUNTED CASH LOANS - CHAPTER VII OF THE RULE 9 REPORT: (page no. 128-180 of the Report):-As offered by the Applicants: Cash Peak Of Cash Loans And Capital Transactions:
Rs.15,10,77,500/- .As was the case with the capital introduction by the partners, in the Data found in tally P1 and P2 and also in the seized cash book, all seized pursuant to search, there were found recorded entries with regard to cash loans introduced in the business shown to have been received from various persons directly as well as through certain finance brokers. Repayment of the said loans along with interest on the same was also all found recorded in the Tally data. The line of business of the Applicant group, as has been discussed earlier, was such that required huge sums of cash. For purposes of the said, huge sums of unsecured loans in cash were thus taken from the market to meet the requirements and as cash was generated from booking of flats/units/plots, the said loans were periodically repaid. Interest on the loans all in cash, were also paid.In the search conducted, in the seized data, all such complete recordings of loan received, repaid and interest paid was all found. However, during the course of the search itself, since these entries could not be explained by filing confirmation of parties, these cash loans were accepted to be the undisclosed income of the Applicant group in order to buy peace.Thus based on the above, therefore, to determine the net funds generated in business, peak of the loan accounts (including the capital cash entries) was worked out. It was the contention of the Applicant that the loan introductions/repayment and the capital introduction/withdrawals all represented inflow/ outflow of funds in the business and thus in the spirit of settlement, the peak of the same was offered as the undisclosed 23 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani income of the Applicant group.In the working of such peak, the following cash entries relating to loans were considered: (the peak working is enclosed at pages 422-439 of the P/B).
-      Receipt of unsecured loans.
-      Repayment of unsecured loans.
-      Interest paid or received on cash loans. The same being settled in cash,
the same is included in the peak calculations.
Thus based on the above, the peak of the cash transactions was arrived at Rs. 15,10,77,6001 and the same, being the business income of the Group was thus offered as the Additional income of the group."
Para 2.5 Page No. 141 of the Hon'ble Settlement Commission order "Thus, based on the above, the Applicant, in the event of loan confirmations being not readily available, in the spirit of settlement, has considered all these loan transaction as his own transaction. In the tally data both receipt of loan as well as repayment of loan is recorded. The loans raised from one party is utilised in the business activities of the group and out of such business receipts or further loan raised, repayment is made of the earlier loan."
Para 7.7 (Findings of the Commission) Page No. 151 of the Hon'ble Settlement Commission order "The Commission has considered the submissions made by both parties. After going through the facts of the case the commission finds merit in the contention of the applicants that in computation of Peak the debit entries must also be considered. The contention of the Pr. CIT that the applicants are not entitled for any benefit of debit entries in calculation of peak values does not hold ground. The position of the Applicants get further force from the fact that the entries based on which applicants have computed the Peak value, are recorded in the data found in search and seizure.
Based on the above the contention of the applicants on the quantum of the peak as offered as undisclosed income of Rs. 15,10,77,600/- is hereby accepted."
24 ITA No. 1359 & 1360/JP/2019
DCIT vs. Shri Mohan Sukhani 3.11 In respect of surplus, the ld. CIT(A) observed that it may point out that as per the petition filed by MBDL before the Hon'ble Settlement Commission the 'on money' of received by the Group on its various projects was considered for computing the income. In its admissions made before the Hon'ble Settlement Commission, MBDL has explained the nature of such 'surplus' which was credited to the partner's accounts. .In fact the same represent 'on money'. Accordingly income of Rs.80.07 cr.

(Rs.72.33 cr. + Rs.7.75 cr.) was offered on the basis of cloud data of N. Trading Company. The same is accepted by the Hon'ble Settlement Commission at page 57 of the order dated 16.05.2019. The relevant extract of the final order wherein this issue is discussed is reproduced as under:-

Para 21.2 of Page. 11 of the Hon'ble Settlement Commission order 21.2 Amount of Settled Booking Advances in Tally Data The Applicant Group received booking advances from its various customers in various projects in cash, which got "settled" when the entire 'on-money' due from the customer was received. In the tally data, such receipts have been distributed in capital account directly with account description 'surplus'.

The nature of these booking advances was identical to unsettled booking advances as explained above, however, in such cases, no money remained further due from customers as far as 'cash component' was concerned, though, projects remains yet to be delivered to the customer. In the Tally Data, the said information is available with account head 'Surplus' for various schemes like "Surplus Ananda", 'Surplus Ajmer Road, 'SurplusVaishali Estate'. All such bookings are termed as Settled bookings for ready reference since in such cases, cash component has already been received/settled with customers. These advance bookings are also not revenue of the year of receipt, however, to determine overall profitability/cash profit, the said amount has been considered as 'revenue' in computation of additional income. The total of such Settled 25 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani Booking received in cash as available in Tally data comes at Rs.382.89 Crores. Thus in total there has been receipt of booking advances in cash ('on money') of Rs. 684 Crore (301.11 cr. + 382.89 cr.), which is treated as revenue for the purpose of offer of additional income though the same is amount representing liability of the Applicant(s) is given in Enclosure1.

Para 6.4 of page. 33 of the Hon'ble Settlement commissioner order o In the Tally Data, on the date on which the on money was all settled, the earlier cash receipts against "booking advances" were all deleted and on the said date of final settlement, a fresh consolidated cash entry was passed wherein cash was debited and the "Surplus - Project Name" Account was credited.

o After transfer of the settled receipts to the Surplus A/c, the said on money was transferred to the partners/directors of the Group by debiting the said Surplus Account and crediting the Partners Accounts with the description "being surplus after deletion credited to partners". Thus the Partners were given control of the funds for its proper utilisation for purposes of the Projects. The Term "Surplus" was a nomenclature used to identify the Settled on money which was put under the control of the Partners/Directors.

o These entire receipts thus are booking receipts, which are revenue in nature and have already been considered and offered as revenue on-money income in our working.

o Further regarding the utilization of the funds as pointed out the Ld. PCIT, it is submitted that above-mentioned surplus, being revenue in nature (earned by way of on money), was utilized was meeting various expenditures like utilization of land, for other construction cost and all other expenses related to business.

Para 6.8 of Page. 57 of the Hon'ble Settlement Co mmission order Based on the above the total undisclosed income of the applicants of the Group is settled at Rs.80,07,69„990/- on the issue of cash profit. The amount of undisclosed income settled in respect of the applicants in the respective assessment years are given in the following table.'' In view of above, the ld. CIT(A) observed that it is evident that the surplus being referred to by the Ld. AO is not profit from the projects but the receipts of 'on money' credited to the capital 26 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani accounts of the partners which has been considered in the additional income offered by MBDL and accepted by the Hon'ble Settlement Commission.

3.12 Thus on merits also since the amounts had already been added by the AO and the same had already been subjected to tax in the hands of MBDL and related entities, therefore, the ld. CIT(A) after considering all those facts had correctly deleted the addition made in various assessment years. The Bench also noted that no new facts have been brought by the Revenue in controverting the order of the ld. CIT(A) to the issue in question. In this view, of the matter, we find no reason to interfere with the order of the ld. CIT(A). Thus the appeal of the Revenue for the assessment year 2014-15 is dismissed."

14. In the aforesaid decision, it is noted that pursuant to search action in case of M/s Manglam Group, the action was taken in the hands of the assessee u/s 153C of the Act based on transactions in "N Trading Company" found on cloud data found and seized during the course of search and the assessment was completed u/s 143(3) r/w 153C for A.Y 2014-15, 2015-16, 2016-17 and 2017-18 wherein addition on account of unaccounted/undisclosed capital employed in various projects of the Manglam Group, addition on account of surplus share in profits in various projects and addition on account of interest earned on such capital employed were made by the Assessing officer. On appeal, the ld CIT(A) deleted the additions. While confirming the findings of the ld CIT(A), the Coordinate Jaipur Benches has recorded a categorical finding that M/s Manglam Builder & Developer Ltd had owned up all the 27 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani "N Trading Company" data found in cloud as belonging to them. On the basis of the same, it filed settlement petition before Settlement Commission on 28.03.2018 and the `peak deposit' of unaccounted Capital introduced, loans and advances and interest paid and received was considered for computing its income and income of Rs.15.10 cr. was offered on the basis of cloud data of N. Trading Company which was finally accepted by the Settlement Commission in its order dated 16.05.2019 and accordingly, where the amounts have been subjected to tax in the hands of MBDL and related entities, there is no infirmity in action of the ld CIT(A) in deleting the same in the hands of the assessee and appeals of the Revenue for all the three years were dismissed.

15. In the instant case as well, we find that pursuant to search action in case of M/s Manglam Group, the action was taken in the hands of the assessee u/s 153C of the Act based on transactions in "N Trading Company" found on cloud data found and seized during the course of search and the assessment was completed u/s 143(3) r/w 153C wherein addition on account of unaccounted capital employed in crown square project of the Manglam Group amounting to Rs 1,21,80,000/-, surplus(share of profit) amounting to Rs 62,85,000/, cash loan introduced in various projects of MBDL amounting to Rs 5,75,00,000/- and addition on account of interest earned on such cash loans amounting to Rs 25,62,800/- were made by the Assessing officer. On appeal by the assessee, the ld CIT(A), while adjudicating the merits of the case and which are under challenge before us, has again recorded a similar findings, as recorded by the Coordinate Benches in the aforesaid decision, that M/s Manglam Builder & Developer Ltd had owned up all 28 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani the "N Trading Company" data found in cloud as belonging to them and basis the same, it filed settlement petition before Settlement Commission on 28.03.2018 and the `peak deposit' of unaccounted Capital introduced, loans and advances and interest paid and received was considered for computing its income and income of Rs.15.10 cr. was offered on the basis of cloud data of N. Trading Company which was finally accepted by the Settlement Commission in its order dated 16.05.2019 and accordingly, where the amounts have been subjected to tax in the hands of MBDL and related entities, the AO was directed to delete the additions in the hands of the assessee.

16. We therefore find that the facts of the aforesaid case are pari- materia arising out of same search action on M/s Manglam Group and same set of data in form of "N trading Company" found in cloud data which has formed the basis of addition in the aforesaid case and the matter has already been examined by the Coordinate Jaipur Benches basis the filings and acceptance of MBDL's petition before the Settlement Commission and the addition has been deleted. The Revenue has not been able to highlight and demonstrate before us as to how the findings of the Coordinate Benches should not be followed in the instant case.

17. The fact that the order of the Settlement Commission has been challenged by the Revenue by way of writ before the Hon'ble Rajasthan High Court and similarly, the fact that another set of writ petitions have been filed before the Hon'ble Rajasthan High Court against the decision of the Coordinate Benches in case of Shri Jugal Kishore Garg for A.Y 2014-15 and A.Y 2015-16 cannot be the basis for not following the 29 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani decision so passed by the Coordinate Benches in aforesaid case as nothing has been brought on record in terms of the specific grounds basis which the findings in aforesaid orders have been challenged by way of writ petition and secondly, whether the order of the Settlement Commission and that of the Coordinate Benches have been stayed by the Hon'ble Rajasthan High Court or not. Where the decision of the Coordinate Bench is not acceptable to the Revenue, the Revenue is well within its right to pursue the matter before the Hon'ble Rajasthan Court and however, till such time, the order of the Coordinate Bench is not stayed or overruled by the Hon'ble Rajasthan High Court, the assessee is well within his rights to draw support from the said decision. Where the matter is adjudicated by the Hon'ble Rajasthan High Court in favour of the Revenue, the Revenue is not without recourse and is free to take action as per law. Therefore, following the principle of consistency, where the Coordinate Jaipur Benches have already taken a view in the matter under identical set of facts and circumstances of the case and no restriction has been placed by the Hon'ble Rajasthan High Court in terms of effect and operation of the said order of the Coordinate Benches including following the same in other cases as facts and circumstances so justify as in the instant case, we see no justifiable reason to deviate and take a different view in the matter and following the same, addition so made in the hands of the assessee is hereby held to be rightly deleted by the ld CIT(A) and we hereby affirm his findings in this regard. The grounds of appeal so taken by the Revenue are thus dismissed.

18. In respect of ITA Nos. 1360/JP/2019 pertaining to A.Y 2016-17, both the parties fairly submitted that the facts and circumstances of the 30 ITA No. 1359 & 1360/JP/2019 DCIT vs. Shri Mohan Sukhani case are exactly identical to the facts and circumstances of the case in ITA No. 1359/JP/2019, therefore, our findings and directions contained therein shall apply mutatis mutandis to these appeals as well.

In the result, both the appeals filed by the Revenue are dismissed.

Order pronounced on 03/01/2022.

               Sd/-                                            Sd/-

          ¼lanhi xkslkbZ ½                             ¼foØe flag ;kno½
        (Sandeep Gosain)                           (Vikram Singh Yadav)
 U;kf;d lnL;@Judicial Member             ys[kk lnL;@Accountant Member


Tk;iqj@Jaipur
fnukad@Dated:- 03/01/2022.
*Santosh

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- DCIT, Central Circle-1, Jaipur.
2. izR;FkhZ@ The Respondent- Shri Mohan Sukhani, Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur.
6. xkMZ QkbZy@ Guard File { ITA No. 1359 & 1360/JP/2019} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar