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 8, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Bookmywish E Commerce Pvt. Ltd, ... vs Addl. Cit, Range-1(2), Ahmedabad on 18 November, 2021

            IN THE INCOME TAX APPELLATE TRIBUNAL
                     AHMEDABAD "SMC" BENCH
                    (Conducted Through Virtual Court)
            Before: Shri Mahavir Prasad, Judicial Member
            And Shri Amarjit Singh, Accountant Member

                       ITA No. 1705/Ahd/2018
                       Assessment Year 2014-15


     Bookmywish E Commerce                      Addl. CIT,
     Pvt. Ltd.                                  Range-1(2),
     PAN: AAFCB1256K                      Vs    Ahmedabad
     (Appellant)                                (Respondent)



       Revenue by:            Shri V.K. Singh, Sr. D.R.
       Assessee by:           Shri M.S. Chhajed, A.R.

       Date of hearing             : 22-10-2021
       Date of pronouncement       : 18-11-2021
                         आदे श/ORDER
PER : AMARJIT SINGH, ACCOUNTANT MEMBER:-

This assessee's appeal for A.Y. 2014-15, arises from order of the CIT(A)-1, Ahmedabad dated 29-06-2018, in proceedings under section 271D of the Income Tax Act, 1961; in short "the Act".

2. The assessee has raised following grounds of appeal:-

"1. The order passed by Ld.CIT (A) is bad and illegal as no valid and specific show cause notice was given hence, the same is in violation of law, equity and principle of natural justice.
2. Assessment order is time- barred as no tax payable was determined by the officer who passed the penalty order.
I.T.A No. 1705/Ahd/2018 A.Y. 2014-15 Page No 2
Bookmywish E Commerce Pvt. Ltd. vs. Addl. CIT
3. The Ld. CIT(A) has erred in law and on facts in upholding the penalty u/s 271D of the Act of Rs. 4,00,000/-."

3. The fact in brief is that additional CIT has passed order u/s. 271D of the Act on 27th March, 2017 and levied penalty of Rs. 4 lacs on the assessee u/s. 271D on loan amount obtained in cash in violation of provision of section 269SS of the act. During the course of assessment, the Assessing Officer noticed that assessee had accepted certain loan amounting to Rs. 2,30,000/- in cash from Shri Anish Nagpal and Rs. 1,70,000/- from Shri Amit Purswani which was found to be in violation of provisions of section 269SS of the act. After drawing satisfaction the additional CIT has issued show cause notice which was returned un-served. Thereafter, the Assessing Officer has referred provision of section 269SS indicating that the assessee should not have accepted the loans or deposits, otherwise than by a account payee cheque or by account payee bank draft drawn in the name of the assessee, if the aggregate amount of such loan or deposit amount to Rs. 20,000/- or more therefore levied penalty u/s. 271D of the act of Rs. 4 lacs for accepting the aforesaid loan amount in cash.

4. Aggrieved assessee has filed appeal before the ld. CIT(A). The ld. CIT(A) has dismissed the appeal of the assessee. The relevant part of the decision of ld. CIT(A) is reproduced as under:-

"3.4. I have carefully considered the entire facts of the case and it is observed that during the course of assessment proceedings u/s. 143(3) of the Act in the case of the above mentioned company, it is found that following loans exceeding Rs.20,000/- have been accepted in cash by the assessee company in contravention of provisions of section 269SS of the I.T. Act, from the following persons:-
(A) Anish Nagpal Date Amount

05.04.2013 20,000 I.T.A No. 1705/Ahd/2018 A.Y. 2014-15 Page No 3 Bookmywish E Commerce Pvt. Ltd. vs. Addl. CIT 06.04.2013 20,000 10.04.2013 10,000 20.06.2013 20,000 18.08.2013 20,000 26.08.2013 20,000 05.10.2013 20,000 12.10.2013 20,000 30.12.2013 20,000 Total 1,70,000 (B) Amit Purswani Date Amount 01.04.2013 20,000 20.04.2013 20,000 10.06.2013 20,000 15.06.2013 20,000 30.06.2013 20,000 21.07.2013 20,000 18.09.2013 20,000 30.09.2013 20,000 10.10.2013 20,000 28.10.2013 10,000 19.11.2013 20,000 30.11.2013 20,000 Total 2,30,000 In view of the section 269SS, it is held that the assessee had accepted certain loans amounting to Rs.2,30,000/- in cash from Shri Anish Nagpal and Rs.1,70,000/-from Shri Amit Purswani. The appellant Company has submitted that any amount received from the director in the case, the company would not fall with the preview of deposit for levy of penalty for violation of Sec. 269SS I.T.A No. 1705/Ahd/2018 A.Y. 2014-15 Page No 4 Bookmywish E Commerce Pvt. Ltd. vs. Addl. CIT of the Act is not found to be correct, as in the section 269SS it is clearly mentioned that the body which is government or government undertaking is exempted from this and such other institution, association or body or class of institutions, associations or bodies which the Central Government may, for reasons to be recorded in writing, notify in this behalf in the Official Gazette is exempted. Hence, this company does not fall in exempted list of the section 269SS of the Act. In view of the above discussion and section 269SS of the Act, Assessing Officer was justified in levying penalty of Rs.4,00,000/- u/s. 271D of the Act for failure to comply with the provision of section 269SS of the Act. Hence, the penalty levied of Rs.4,00,000/- for the default is confirmed. The ground of appeal is dismissed."

5. During the course of appellate proceedings before us, the ld. counsel contended that the amount was required in emergency therefore same was obtained from the directors of the company and submitted that there was no violation of the provisions of section 269SS of the act. The ld. counsel has referred various decisions placed in the paper book submitted during the course of appellate proceedings before us. On the other hand, the ld. Departmental Representative submitted that from the ledger account of the parties it is clear that cash transactions were pertained to the loan account and there is nothing on record to substantiate that it was not loan transaction.

6. Heard both the sides and perused the material on record. Assessment u/s. 143(3) of the act was finalized on 21st December, 2016. Thereafter additional CIT has levied penalty u/s. 271D of the act on 27th March, 2017 of Rs. 4 lacs on account of accepting loan amounting to Rs. 2,30,000/- in cash from Shri Anish Nagpal and Rs. 1,70,000/- from Shri Amit Purswani in violation of provision of section 269SS of the act. After perusal of the material on record, it is noticed that during the year under consideration directors of the assessee company, Anish Nagpal has given Rs. 2,30,000/- and other director Shri Amit Purswani has also given Rs. 1,70,000/- on different dates as per the copies of ledger account placed in the paper book I.T.A No. 1705/Ahd/2018 A.Y. 2014-15 Page No 5 Bookmywish E Commerce Pvt. Ltd. vs. Addl. CIT filed by the assessee. It is also noticed that in the books of account these two ledger accounts were specifically named as Shri Amit Purswani loan account and Shri Anish Nagpal loan account. During the course of appellate proceedings before ld. CIT(A) the assessee has submitted that it has current account transaction with its director Shri Anish Nagpal and Shri Amit Purswani and it has not paid any interest amount in the account to its directors. However, the ld. CIT(A) has sustained the penalty holding that assessee company failed to substantiate that it fall in exempted list of the section 269SS of the act. We have gone through the judicial pronouncements referred by the ld. counsel. In the case of CIT vs. Idhyam Publications ITD 285 ITR 221( Hon'ble Madras High Court) it is held that the deposit and withdrawal of the money from the current account could not be considered as loan or advance. We find that facts of the case of the assessee are entirely different as in both the loan accounts there were only credit transaction on obtaining loan and there was no debit transaction. In the case of CIT vs. Natwarlal Purshottamdas Parekh 303 ITR 5 (Hon'ble High Court of Gujarat), in this case transaction with the family members on maturity of NSC were based on mere book entry and no cash amount was involved. However, the facts of the case of the assessee are entirely different wherein all the transactions of loan were based on cash basis. In the case of Hindustan Agencies Pvt. Ltd. Vs. Addl. CIT vide ITA No. 3387/Del/2014 dated 20-10-2016 in this case it was held that no penalty can be imposed u/s. 278D and 278E because the account was in the nature of current account. However, facts of the case of the assessee are entirely different as there was only cash receipt and was made on different dates from the directors of the assessee company. We have considered the fact I.T.A No. 1705/Ahd/2018 A.Y. 2014-15 Page No 6 Bookmywish E Commerce Pvt. Ltd. vs. Addl. CIT and material on record and noticed from the copy of ledger account submitted by the assessee that on the different dates assessee has obtained cash from the two directors and there was no repayment made by the assessee during the year, the aforesaid accounts cannot be said of the nature of current account as claimed by the assessee. Further, the assessee has not brought any material to substantiate that assessee has not committed any violation of section 269SS of the act, we do not find any infirmity in the decision of ld. CIT(A) in sustaining the penalty levied u/s. 271D of the act, therefore, this ground of appeal of the assessee is dismissed.

7. In the result, the appeal of the assessee is dismissed.

Order pronounced in the open court on 18-11-2021 Sd/- Sd/-

(MAHAVIR PRASAD)                           (AMARJIT SINGH)
JUDICIAL MEMBER                        ACCOUNTANT MEMBER
Ahmedabad : Dated 18/11/2021
आदे श क त ल प अ े षत / Copy of Order Forwarded to:-
1. Assessee
2. Revenue
3. Concerned CIT
4. CIT (A)
5. DR, ITAT, Ahmedabad
6. Guard file.
                                                   By order/आदे श से,

                                                            उप/सहायक पंजीकार
                                                    आयकर अपील य अ धकरण,
                                                                    अहमदाबाद