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 1, Cited by 2]

Income Tax Appellate Tribunal - Chandigarh

Sh. Paramjit Singh, Ludhiana vs Ito, W-1(2), Ludhiana on 4 November, 2019

आयकर अपील य अ धकरण,च डीगढ़ यायपीठ, च डीगढ़ I N T H E I NC OM E T A X A P PEL L A TE T RI B U N AL C H A NDI G A RH B EN CH , ' SM C' , C H A N DI G A RH ी संजय गग , या यक सद य B E F OR E S H R I S A N J A Y G A R G, J U D I C I A L M E M B E R आयकर अपील सं./ ITA No. 5 7 0 / C H D / 2 0 1 9 नधा रण वष / Assessment Year : 2008-09 Shri Paramjit Singh, Vs. The ITO, #527, Street No.2, बनाम Ward-1(2), Ludhiana Guru Teg Bahadur Nagar, Chandigarh Road, Ludhiana थायी लेखा सं./PAN NO: ANAPS6528A अपीलाथ /Appellant यथ /Respondent नधा रती क ओर से/Assessee by : Shri Tej Mohan Singh, Advocate राज व क ओर से/ Revenue by : Sh. Manjit Singh, CIT DR सन ु वाई क तार%ख/Date of Hearing : 04.11.2019 उदघोषणा क तार%ख/Date of Pronouncement : 04.11.2019 आदे श/Order The present appeal has been preferred by the assessee against the order dated 01.02.2019 of the Commissioner of Income Tax (Appeals)-1, Ludhiana [hereinafter referred to as 'CIT(A)'].

2. The assessee in this appeal has taken following grounds of appeal:-

1. That the Commissioner of Income tax(Appeals) has erred in law as passing an ex-parte order without affording a proper opportunity of hearing which is ITA No. 570-Chd-2019-

Shri Paramjit Singh, Ludhiana 2 against the Principals of natural Justice and as such the order passed is illegal, arbitrary and unjustified.

2. Without prejudice to the above, the Ld. Commissioner of Income Tax(Appeals) has erred in law as well as on facts in upholding the addition of Rs.5,00,000/- made on account of alleged unexplained cash introduced in the bank account applying the provisions of section 69A of the Act which is arbitrary and unjustified.

3. That the Ld. Commissioner of Income Tax(Appeals) has further erred in upholding the addition of Rs.27,300/- made on account of alleged unexplained expenditure applying the provisions of Section 69C of the Act which is arbitrary and unjustified.

4. That the Ld. Commissioner of Income Tax (Appeals) has further erred in upholding the addition of Rs.40,191/- on account of alleged undisclosed bank interest which is arbitrary and unjustified.

5. That the order of the Ld. Commissioner of Income Tax (Appeals) is erroneous, arbitrary, opposed to law and facts of the case and is, thus, untenable.

3. Ground Nos. 1 & 2: Through these grounds, the assessee has agitated the confirmation of addition made by the Assessing Officer of Rs. 5 lac on account of alleged unexplained deposits in the bank account. The Assessing Officer during the course of assessment proceedings noticed that the assessee had in total deposited Rs. 16,50,000/- in his bank. On being asked to explain, the assessee furnished the details of the source of the deposits so made. The Assessing Officer was convinced regarding the source of the amount of deposit of Rs. 11.50 lacs, however, assessee could not satisfactorily explain about the source of deposit of Rs. 5 lacs, the same was, ITA No. 570-Chd-2019- Shri Paramjit Singh, Ludhiana 3 therefore, added into the income of the assessee as 'income from unexplained sources'.

4. The Ld. CIT(A) confirmed the addition so made by the Assessing Officer vide his ex-parte order dated 11.8.2017. However, the matter was remanded back to the file of the CIT(A) for adjudication afresh vide order dated 27.3.2016 by this Tribunal passed in ITA No.1488/Chd/2017 on the request of the assessee to allow him the opportunity to produce the necessary details relating to the deposit of Rs. 5 lacs in his bank account. However, the assessee again failed to appear and explain the source of deposit of Rs. 5 lacs in the set aside proceedings before the Ld. CIT(A). The Ld. CIT(A), therefore, reaffirmed the addition vide his impugned order. Being aggrieved by the said order, the assessee has come in appeal before us.

5. The only contention of the Ld. Counsel for the assessee before us is that the assessee has been earning professional income from practice as a Homeopathic Practitioner. The claim of the assessee is that the aforesaid amount of Rs. 5 lacs was deposited out of his past savings. That though the assessee could not prove with specific details of the past savings, however, the fact is that the assessee had been earning amount of Rs. 1 lac per annum, as per return of income for assessment year 2008-09 and that there is no doubt of the fact that the assessee is a Homeopathic Practitioner and he might have some past savings from the ITA No. 570-Chd-2019- Shri Paramjit Singh, Ludhiana 4 income earned from the practice. The Ld. counsel, therefore, has submitted that some benefit of deposit out of his past savings may be given to the assessee.

5. The Ld. DR has strongly relied upon the findings of the lower authorities and has submitted that the assessee despite availing opportunity of rehearing before the CIT(A) has again failed to explain the source of the deposit of Rs. 5 lacs and, hence, the Ld. CIT(A) per force has to pass an ex-parte order. That the plea raised by the assessee is general and vague.

6. Considering the overall facts and circumstances of the case and also considering the rival contentions of the Ld. representatives of the parties, I deem it appropriate to give the assessee the benefit of deposit of Rs. 1 lac from his past saving, considering the fact that the assessee is a medical practitioner and might have saved some amount, however, since there is no specific evidence of any type or details given by the assessee relating to the remaining amount of deposit in the bank, hence, the addition to the tune of Rs. 4 lacs made by the lower authorities is confirmed.

7. Ground No 3 & 4 : These grounds are not pressed by the Ld. Counsel for the assessee, therefore, the same stand dismissed.

ITA No. 570-Chd-2019- Shri Paramjit Singh, Ludhiana 5

8. Ground No. 5: This ground is general in nature and does not require any specific adjudication.

In view of this, the appeal of the assessee is treated as partly allowed.

Order dictated and pronounced in the Open Court immediately on completion of hearing.

Sd/-

(संजय गग / SANJAY GARG) या यक सद य/ Judicial Member Dated : 04.11.2019 "आर.के."

आदे श क त,ल-प अ.े-षत/ Copy of the order forwarded to :

1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. आयकर आयु/त/ CIT
4. आयकर आयु/त (अपील)/ The CIT(A)
5. -वभागीय त न2ध, आयकर अपील%य आ2धकरण, च4डीगढ़/ DR, ITAT, CHANDIGARH
6. गाड फाईल/ Guard File आदे शानस ु ार/ By order, सहायक पंजीकार/ Assistant Registrar .