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 0]

Income Tax Appellate Tribunal - Delhi

Dcit, Kanpur vs M/S. Bawa Float Glass Ltd., Ghaziabad on 5 February, 2016

              IN THE INCOME TAX APPELLATE TRIBUNAL
                   DELHI BENCH 'A', NEW DELHI

        BEFORE SHRI J. SUDHAKAR REDDY, ACCOUNTANT MEMBER
               AND SH. A.T. VARKEY, JUDICIAL MEMBER


                         ITA No. 3602/Del/2010
                              AY: 2000-01

DCIT, Circle 2(1)             vs.    Bawa Float Glass Ltd.
New Delhi                            81, Navyug Market
Now DCIT-VI, Kanpur                  Ghaziabad

                                    PAN: AAACB 4820 A


                     Cross Objection No.276/Del/10
                        (In ITA 3602/Del/2010)
                              A.Y. 2000-01

Bawa Float Glass Ltd.         vs.           DCIT, Circle 2(1)
Ghaziabad                                   New Delhi

(Appellant)                                         (Respondent)


                      Appellant by : Sh.Manoj Chopra, Sr.D.R.
                       Respondent by : Sh. Ved Jain, FCA and
                                Sh. Pranjal Srivastava, Adv.

                                    ORDER


PER J.SUDHAKAR REDDY, ACCOUNTANT MEMBER

This is an appeal filed by the Revenue directed against the order of the Ld.Commissioner of Income Tax (Appeals)-V dated 04.03.2010 pertaining to the Assessment Year (A.Y.) 2000-2001. The assessee has filed a C.O.

2. The assessee is a company and has filed its return of income on 28.9.2000 declaring income of Rs.3,96,115/-. The assessments were reopened u/s 147 of the Act. The reopened assessments were completed u/s 143(3) of the Act on 26.12.2007 determining the total taxable income at ITA No. 3602/Del/2010 C.O. No. 276/Del/2010 A.Y. 2000-2001 M/s Bawa Float Glass Limited Rs.68,96,120/-. On appeal the First Appellate Authority granted relief by deleting the addition made u/s 68 of the Act. On the issue of reopening the Ld.CIT(A) held against the assessee. Aggrieved with the finding on merits the Revenue has filed an appeal and the assessee has filed a Cross Objection on the issue of reopening.

3. We have heard Shri Ved Jain, the Ld.Counsel for the assessee and Shri Manoj Chopra, Ld.Sr.D.R. on behalf of the Revenue. On a careful consideration of the facts and circumstances of the case, perusal of material on record, orders of lower authorities, case laws cited, we hold as follows.

4. We initially take up the jurisdictional issue on reopening of assessment u/s 148 of the Act.

The reasons recorded u/s 147 of the Act for issue of notice u/s 148 of the Act, for the reopening are as follows.

"Information has been received from the DIT (Inv.), Unit I containing the name of beneficiaries and operators of accommodation entries in Delhi on which M/s Bawa Float Glass Ltd. has ben found to be a beneficiary of entry to the tune of Rs.65 lakhs during the F.Y. 1999-2000 provided by M/s MV Marketing Ltd.,Fair N Square Exports Ltd., Satwant Singh Sodhi Construction P.Ltd. and Ethnic Creations P.Ltd.
4.1. The Hon'ble Delhi High Court in the case of Principal Commissioner of Income Tax vs. G & G Pharma India Ltd. in ITA no. 545/2015 vide order dt. 8.10.2015 at para 12 and 13 held as follows.
"12. In the present case, after setting out four entries, stated to have been received by the Assessee on a single date i.e. 10 February 2003, from four entities which were termed as accommodation entries, which information was given to him by the Directorate of Investigation, the AO stated: "I have also perused various materials and report from Investigation Wing and on that basis it is evident that the assessee company has, introduced its own unaccounted money in its bank account by way of above accommodation entries." The above conclusion is unhelpful in understanding whether the AO applied his mind to the materials that he talks about particularly since he did not describe what those materials were. Once the date on which the so called accommodation entries were provided is known, it would not have been 2 ITA No. 3602/Del/2010 C.O. No. 276/Del/2010 A.Y. 2000-2001 M/s Bawa Float Glass Limited difficult for the AO, if he had in fact undertaken the exercise, to make a reference to the manner in which those very entries were provided in the accounts of the Assessee, which must have been tendered along with the return, which was filed on 14th November 2004 and was processed under Section 143(3) of the Act. Without forming a prima facie opinion, on the basis of such material, it was not possible for the AO to have simply concluded: "it is evident that the assessee company has introduced its own unaccounted money in its bank by way of accommodation entries". In the considered view of the Court, in light of the law explained with sufficient clarity by the Supreme Court in the decisions discussed hereinbefore, the basic requirement that the AO must apply his mind to the materials in order to have reasons to believe that the income of the Assessee escaped assessment is missing in the present case.
Mr. Sawhney took the Court through the order of the CIT(A) to show how the CIT (A) discussed the materials produced during the hearing of the appeal. The Court would like to observe that this is in the nature of a post mortem exercise after the event of reopening of the assessment has taken place. While the CIT may have proceeded on the basis that the reopening of the assessment was valid, this does not satisfy the requirement of law that prior to the reopening of the assessment, the AO has to, applying his mind to the materials, conclude that he has reason to believe that income of the Assessee has escaped assessment. Unless that basic jurisdictional requirement is satisfied a post mortem exercise of analysing materials produced subsequent to the reopening will not rescue an inherently defective reopening order from invalidity ."

5. The Hon'ble Delhi High Court in the case of CIT-4 s. Independent Media P.Ltd. in ITA 108/2013 judgement dt. 19.11.2015 at para 7 and 8 held as follows.

"7. Recently this Court by order dt. 8th October, 2015 in ITA no.545/2015 (Pr.CIT vs.G&G Pharma India Ltd.) dealt with a similar instance of reopening of assessment by an AO based on the information received from DIT (Investigation) without making any effort to discuss the material on the basis of which he formed a prima facie opinion that income had escaped assessment. The Court held that the basic requirement of S.147 of the Act that AO should apply a mind in order to form reasons to believe that income had escaped assessment had not been fulfilled.
8. As far as the present case is concerned, the situation is no different. The ITAT was, in the circumstances, justified in holding the initiation of the reassessment proceedings was invalid."

6. A plain reading of the reasons recorded demonstrate that the A.O. has 3 ITA No. 3602/Del/2010 C.O. No. 276/Del/2010 A.Y. 2000-2001 M/s Bawa Float Glass Limited not applied his mind to the material/information received from the Director (Investigations). Without such independent application of mind, it is not possible for the A.O. to come to a conclusion that he has reason to believe that income assessable to tax has escaped assessment. Thus, respectfully following the propositions of law laid down by the Hon'ble Delhi High Court in the case of Pr.CIT vs. G & G Pharma India Ltd. (supra) we hold that the reopening is bad in law.

7. In the result the Cross Objection of the assessee is allowed and the Revenue's appeal is dismissed.

Order pronounced in the Open Court on 05th February, 2016.

                      Sd/-                                    Sd/-
        (A.T. VARKEY )                               (J. SUDHAKAR REDDY)
     JUDICIAL MEMBER                                ACCOUNTANT MEMBER

Dated: the 05th February, 2016

* Manga


Copy forwarded to: -

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR, ITAT
      TRUE COPY

                                                            By Order,




                                                   ASSISTANT REGISTRAR


                                                                                          4