Income Tax Appellate Tribunal - Mumbai
M/S. Gee Square Exports India Private ... vs Acit 15(1)(2), Mumbai on 19 June, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL "G", BENCH MUMBAI BEFORE SHRI PAWAN SINGH, JM & SHRI M.BALAGANESH, AM ITA No.1440/Mum/2019 (Assessment Year 2015-16:) M/s. Gee Square Exports India Vs. Asst. Commissioner of Income Pvt. Ltd., Tax-15(1)(2) 522, The Great Eastern Galleria Room No.483A, 4 t h Floor Sector -4, Nerul - West Aayakar Bhavan Navi Mumbai - 400 706 M.K.Road, Mumbai - 400 020 PAN/GIR No. AABCG9883D (Appellant) .. (Respondent) Assessee by Shri Rajiv Khandelwal Revenue by Shri Satish Rajore Date of Hearing 11/06/2019 Date of Pronouncement 19/06/2019 आदे श / O R D E R PER M. BALAGANESH (A.M):
This appeal in ITA No.1440/Mum/2019 for A.Y.2015-16 arises out of the order by the ld. Commissioner of Income Tax (Appeals)-24, Mumbai in appeal No.CIT(A)-24/ACIT-15(1)(2)/IT-237/2017-18 dated 10/01/2019 (ld. CIT(A) in short) against the order of assessment passed u/s.143(3) of the Income Tax Act, 1961 (hereinafter referred to as Act) dated 14/12/2017 by the ld. Assistant Commissioner of Income Tax- 15(1)(2), Mumbai (hereinafter referred to as ld. AO).2 ITA No.1440/Mum/2019
M/s. Gee Square Exports (I) Pvt.Ltd.
2. The Ground No. 1 raised by the assessee was general in nature and stated to be not pressed by the ld AR at the time of hearing before us, which is taken as statement from the Bar. Accordingly, the same is dismissed as not pressed.
3. The Ground No. 2 raised by the assessee is with regard to non- admission of additional evidences by the ld CITA which were filed before him by the assessee in terms of Rule 46A of the Income Tax Rules, 1962. The inter connected issue involved thereon on merits is as to whether the ld CIT(A) was justified in confirming the addition made in the sum of Rs 2,00,00,000/- by the ld AO as unexplained cash credit u/s 115BBE of the Act, in the facts and circumstances of the case.
4. The brief facts of this issue are that the assessee is engaged in the business of manufacturing and selling of ice and undertake freezing and cold storage activity. It is also engaged in export of frozen foods viz sea food exports. The assessee filed its return of income for the Asst Year 2015-16 on 30.9.2015 declaring total loss of Rs 78,87,376/-. The ld AO observed during the course of assessment proceedings that the assessee had borrowed unsecured loan of Rs 2,00,00,000/- from M/s Eagle Container Foods Pvt Ltd among other parties. The assessee was asked to submit the address and confirmation from the above party. The assessee vide its letter dated 4.9.2017 filed the ledger copy and confirmation from the said party. The ld AO observed that no documentary evidences to establish the credit worthiness of the lender and genuineness of the transaction was furnished by the assessee company. The assessee was asked to furnish the ledger confirmation in original, ITR-V, bank statements reflecting the transaction. Notice u/s 133(6) of the Act was also issued on the said party to reply within 3 days from the date of receipt of such notice. No response was received from the said party by 3 ITA No.1440/Mum/2019 M/s. Gee Square Exports (I) Pvt.Ltd.
the ld AO. Accordingly, the ld AO concluded that the primary onus to establish the identity, creditworthiness and genuineness of transactions in respect of alleged unsecured loan appearing as credit in the books of accounts of the assessee company was not proved by the assessee with any evidences. Since they remain unexplained, the same was sought to be taxed as unexplained cash credit u/s 68 r.w.s 115BBE of the Act by the ld AO in the assessment.
5. Before the ld CIT(A), the assessee pleaded that the notice u/s 133(6) of the Act was issued by the ld AO only on 15.11.17 and since the party was stationed in Ghaziabad, it would take 10/15 days to deliver the notice itself and thereafter immediately responding to the same is practically not possible. The ld AO did not wait for the reply to be filed by the said party and completed the assessment on 14.12.17, whereas the party had replied to the notice u/s 133(6) of the Act directly to the ld AO on 21.12.17 , which is evidenced by receipt issued by the Courier company. The assessee also stated that due to continuous persuasion with the said party, the assessee could obtained the copy of their relevant ITR copy, their bank statements and the courier receipt copy on 21.12.17 through email. These documents were filed before the ld CITA as additional evidences in terms of Rule 46A of the IT Rules. The ld CITA in his order in para 4.2.6 observed as under:-
4.2.6. During the course of the appellate proceedings, the appellant submitted the following documents under Rule 46A of IT Rules, 1961 -
1) Confirmation of Account of M/s Eagle Continental Food Pvt Ltd for F.Y. 2014-15.
2) Copy of acknowledgement of income Tax Return of M/s Eagle Continental Food Pvt Ltd for A.Y. 2015-16.
3) Copy of Bank Statement of M/s Eagle Continental Food Pvt Ltd highlighting respective transactions.
4) Copy of Courier receipt dated 21.12.2017 of Documents couriered by M/s Eagle Continental Food Pvt Ltd of the AO mr Kunal Haver (ACIT).4 ITA No.1440/Mum/2019
M/s. Gee Square Exports (I) Pvt.Ltd.
5.1. The ld CIT(A) observed on the admissibility of additional evidences under Rule 46A of the Rules that the assessee had merely stated on the letter that additional evidences are submitted under Rule 46A without furnishing any detailed submission or prayer as to why they should be considered under this Rule. He further observed that the case of the assessee does not fall under any of the circumstances mentioned in Rule 46A of the Rules and hence the additional evidences cannot be admitted under Rule 46A of the Rules. The ld CIT(A) accordingly upheld the action of the ld AO on the same reasoning given by the ld AO in the assessment order. Aggrieved, the assessee is in appeal before us.
6. We have heard the rival submissions. The primary facts stated hereinabove remain undisputed and hence the same are not reiterated for the sake of brevity. We find that the loan transactions with M/s Eagle Continental Food Pvt Ltd is to be examined in the instant case. In support of this, the assessee had furnished the various documents as stated above before the ld CIT(A), which had not been admitted as additional evidences in terms of Rule 46A of the Rules. We find that the ld AR had also placed the annual accounts of M/s Eagle Continental Food Pvt Ltd to prove its creditworthiness together with its Income tax return acknowledgement for the Asst Year 2015-16, bank statements evidencing the loan transaction duly highlighted, confirmation of balance from loan creditor etc. We find that these documents go to the root of the matter and are crucial for adjudication of the issue on merits of the case. Hence we deem it fit and appropriate to admit the same and direct the ld AO to consider the same to decide the issue on merits. The ld AO is accordingly directed for making denovo adjudication of the issue on merits in the light of aforesaid documents. The assessee is given liberty to furnish additional documents, if any, in support of its contentions. The ld AO is also at 5 ITA No.1440/Mum/2019 M/s. Gee Square Exports (I) Pvt.Ltd.
liberty to make any enquiries in this regard to examine the veracity of loan transaction with M/s Eagle Continental Food Pvt Ltd, if he so desires. Accordingly, the Ground No. 2 and 3 raised by the assessee are allowed for statistical purposes.
7. The Ground No. 4 raised by the assessee is with regard to non-grant of TDS credit of Rs 2,88,000/- by the ld AO. We find that before the ld CIT (A), this ground was not pressed by the assessee. No argument was advanced before us with regard to this ground. Hence, the Ground No. 4 is treated as dismissed.
8. In the result, the appeal of the assessee is partly allowed for statistical purposes.
Order pronounced in the open court on this 19/06/2019
Sd/- Sd/-
(PAWAN SINGH) (M.BALAGANESH)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Mumbai; Dated 19/06/2019
Karuna Sr.PS
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. The CIT(A), Mumbai.
4. CIT
5. DR, ITAT, Mumbai
6. Guard file. BY ORDER,
सत्यापित प्रतत //True Copy//
(Asstt. Registrar)
ITAT, Mumbai