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 0, Cited by 0]

Income Tax Appellate Tribunal - Raipur

M/S Pooranchand Agrawal, Bilaspur vs Deputy Commissioner Of Income Tax, ... on 9 August, 2021

              IN THE INCOME TAX APPELLATE TRIBUNAL
                       RAIPUR BENCH, RAIPUR

 BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER &
           SHRI PAWAN SINGH, JUDICIAL MEMBER

                   I.T.A. No. 182/RPR/2017 for (AY: 2014-15)

M/s. Pooranchand Agarwal,                     Vs.           DCIT(1), Bilaspur.
Bagadia Enterprises, Near Shiv
Talkies Chowk, Bilaspur (CG)


PAN No. AAIFB 8483 G                                        (Respondent)
  (Appellant)

                    Assessee by :   Smt. Richa Khatri, CA.
                    Department by : Shri Sanjay Kumar, DR

                    Date of hearing       :         09/08/2021.
          Date of pronouncement           :         09 /08/2021.

               Order Under Section 254(1) of Income -tax Act

PER PAWAN SINGH, JUDICIAL MEMBER:

1. This appeal filed by the Assessee is directed against the order of Learned Commissioner of Income Tax (Appeals), hereinafter called as "ld.CIT(A)" Bilaspur, dated 10.01.2017 for the A.Y. 2014-15. The Assessee raised the following grounds of appeal:-

"1. That the order passed by the ld. CIT(A) is bad in law as well as on facts of the case.
2. That the ld. CIT(A) erred in confirming the rejection of audited books of accounts u/s 145(3). In absence of any ingredients of this section, the action is warranted.
M/s. Pooranchand Agrawal ITA No.182/RPR/2017
3. That the ld. CIT(A) erred in law as well as on facts in sustaining net profit @ 11.5% (before interest & depreciation) without giving any basis and without considering the past history of the Assessee. This is arbitrary and uncalled for.
4. That the ld. CIT(A) erred in sustaining the addition in total income by Rs.
1,87,45,159/- without any cogent reasons but only on the basis of estimations. The book results be accepted.
5. The appellant reserves the right to add, alter and omit all or any of the grounds of appeal with the permission of the Hon'ble appellate authority."

2. Brief facts of the case are that the assessee is a partnership firm, engaged in civil contract work, filed its return of income for assessment year (AY) 2014-15 on 16/09/2014 declaring income of Rs. 27,66,790/-. The case was selected for scrutiny. The assessment was completed under section 143(3) on 23/12/2016. The assessing officer (AO) during the assessment noted that assessee has shown turnover of Rs. 26.41 Crores and shown gross profit (GP) of Rs. 2.22 Crores only (approx.) and net profit (NP) of Rs. 88.44 lakhs which is 3.35%. On perusal of the books of account, the AO noted that the contract and agreement amount awarded to the assessee was below the bid amount. On show cause notice the assessee produced the muster rolls of labour. The AO further find that the assessee has debited a huge labour charge which is at 57.73% of gross receipts. On production of muster rolls and other bills/vouchers, the AO examined the same on random basis. Further, the AO noted that there was violation of section 36(1)(va) of Income tax Act, which was also confronted with the assessee. On the basis of aforesaid 2 M/s. Pooranchand Agrawal ITA No.182/RPR/2017 observation, the AO issued show-cause notice as to why books of account should not be rejected as the labour charges are inflated. The assessee furnished its reply. In reply, the assessee stated that profit shown in the books is correct, as almost all the contracts were below schedule of rate (SOR). The assessee is mainly in irrigation contract which is highly labour intensive and maintenance of muster rolls is very difficult. The assessee tried to maintain all the bills/vouchers which have been produced for examination. The assessee further explained that nature of work of irrigation contracts where use of machinery is limited and labour intensive work. The assessee further explained that majority of labour expenses were paid through banking channel and prayed not to reject the books of account. The contention of the assessee was not accepted by the AO. The AO rejected the books of account under section 145(3) of the Act. The AO by referring certain case-laws made the addition of net profit @ 12.5% of turnover.

3. On appeal, ld. CIT(A) upheld the action of the AO in rejecting the books of accounts, however, on additions made @ 12.5% granted partial relief to the assessee by reducing it to 1%. The ld. CIT(A) while affirming the rejection of books of account, held that in absence of complete muster rolls, books of account cannot be treated as complete. Further, the payment made by the assessee is more than the proportion of PF & ESI contributed by the laborers. On estimation of net profit, the ld. CIT(A) 3 M/s. Pooranchand Agrawal ITA No.182/RPR/2017 granted partial relief and upheld the addition to the extent of 11.5% of net profit by taking view that Punjab & Haryana High Court in a case of road contractor estimate 10% of net profit. The ld CIT(A) has not mentioned the name and citation of the decision of Punjab & Haryana High Court. The ld CIT(A) also noted that the assessee has claimed depreciation Rs.19.34 lakhs. Further aggrieved, the assessee has filed the present appeal before this Tribunal.

4. We have heard the learned Authorised Representative (AR) for the assessee and the learned Departmental Representative (DR) for the Revenue and have gone through the orders of the lower authorities. The ld.AR of the assessee submits that the AO rejected the books of account without specifying any cogent reason. The books of account are rejected in mechanical way. The explanation furnished in response to the show- cause notice was not considered by the AO. The books of account are duly audited. The books are supported by the bills and vouchers. The AO has not specified a single instance or irregularity before rejecting the books of account, if any expense is found to be unverifiable, then it may be a ground for disallowance of expenses, but cannot be a basis for rejection of audited accounts.

5. On estimation of net profit, the ld.AR of the assessee submits that the AO after rejecting the books of account estimated the net profit @ 12.5% of gross receipts, however, on appeal before the ld. CIT(A) the same was 4 M/s. Pooranchand Agrawal ITA No.182/RPR/2017 reduced to 11.5% thereby addition was sustained to the extent of 1.87 Crores. The AO failed to consider that in previous years, the assessment was completed under section 143(3) and the assessing officer accepted similar gross profit and net profit in A.Ys. 2012-13 and 2013-14. The ld.AR submits that in A.Y. 2012-13, the assessee declared gross profit @ 6.03% and net profit @ 2.94%. In A.Y. 2013-14, the assessee declared gross profit @ 8% and net profit @ 3.13%. The assessment in A.Y. 2012-13 was completed under section 143(3) and only a partial disallowance on account of labour expenses was made. This year the GP declared by the assessee is 8.44% and NP is 3.35%, which are better than the earlier years. The ld.AR further submits that contract work awarded to the assessee was relates to irrigation contract which is labour intensive. The ld.AR submits that GP/NP declared by the assessee is in accordance with the business norm. The ld.AR relied upon the following case-laws:-

 Mohan Sukumaran vs. DCIT [(2020) 34 NYPTTJ 942 (Raipur)]  Sant Kumar Sharma vs. ACIT [ITA No. 40/BLPR/2013, dated 21/09/2016]
6. On the other hand, ld. DR for the Revenue supported the orders of the lower authorities. Ld. DR for the revenue submits that during the relevant financial year under consideration, the assessee has debited excessive labour charges. The labour charges shown by the assessee were more than 57% of gross profit. The assessee was asked to 5 M/s. Pooranchand Agrawal ITA No.182/RPR/2017 substantiate the expenses. The assessee could not produce complete record of muster rolls of labour. The AO in absence of complete record of labour expenses rejected the books of account. After rejection of books of account, the AO proceeded for making addition on estimate basis. The AO estimated a reasonable net profit @ 12.5%, however, on appeal, ld. CIT(A) granted partial relief reducing the net profit to 1%, thereby affirming 11.5% of the gross profit. The ld. DR for the revenue submits that the ld. CIT(A) after considering the complete facts and circumstances of the case, granted a reasonable relief and the assessee is not entitled for further relief.
7. We have considered the rival submissions of both the parties and have gone through the orders of the lower authorities carefully. We have also deliberated on various documents furnished by the ld.AR of the assessee.

We have also considered the audited report for the relevant financial year 2013-14, copy of note sheet (order sheet of AO) and copy of written submissions furnished before the first appellate authority. We have also deliberated on various case-laws relied on by the ld.AR of the assessee. During the assessment, the AO rejected the books of account. We have perused the order sheet entry dated 19/12/2016 as recorded by the AO. The AO during the assessment recorded that "the assessee produced the books of account which were examined. It was seen from the various documents that the contract and agreement amount are below the SOR. 6

M/s. Pooranchand Agrawal ITA No.182/RPR/2017 Muster rolls were produced but were not up to the mark and were not completely produced. Bills/vouchers were examined on random basis. It was found that labour charges are debited @ 57.78% of gross receipts which is very high........."

8. We find that the assessee in response to the show-cause notice as recorded in para 3, filed its reply, the AO has not recorded all the contents of reply filed by the assessee. In reply, the assessee tried to justify that his work labour intensive and majority of payments were made through banking channel. We find that AO rejected the books of account without specifying any irregularity in the books of account. The AO merely recorded that considering the fact as per para 3 (grounds of show-cause notice) rejected the books of account. We find that the AO has not specified or identified a single voucher which is not in order. No independent investigation was carried out by the AO, on the bills and vouchers furnished by assessee, which were examined on random basis. Further, the books of account of the assessee are duly audited. The Auditor has not made any adverse comment or pointed out any deficiency. In our view, the books of account were rejected without any basis. If there was violation of section 36(1)(va) of Income tax Act, the AO could disallow the same as per law. Therefore, we set aside the order of the AO in rejecting the books of accounts.

7

M/s. Pooranchand Agrawal ITA No.182/RPR/2017

9. On merits, we find that the case of the assessee was selected for scrutiny in A.Y. 2012-13 & 2013-14. Copy of assessment orders for both these years, passed under section 143(3) are placed on record. A similar gross profit was shown for A.Y. 2012-13 @ 8% and net profit @ 3.3%, further in A.Y. 2013-14 gross profits @ 6.3% and net profit @ 2.9% was accepted, however only some percentage of labour charges were disallowed to avoid the possibility of revenue leakage.

10. Considering the peculiar facts and the circumstances of the case, when similar gross profit and net profit from the same business is accepted by the revenue in earlier years, the revenue cannot increase the net profit of the assessee without specifying any cogent reason or bringing evidence of comparable instances of assessee's engaged in similar trade or business. The AO estimated the net profit @ 12.5% which was though reduced to 11.5% by the ld. CIT(A), in our view, the estimation is without making any investigation or bringing comparable case on record, estimation made by the AO is not justified. Our view further strengthened by the fact that assessee has shown better gross profit and net profit comparative to A.Ys. 2012-13 & 2013-14 which we have referred above.

11. In view of the aforesaid discussion, the addition made by the AO which was upheld to the extent of 11.5% by the ld. CIT(A) is set aside and the AO is directed to delete the entire addition. In the result, the grounds of appeal raised by the assessee are allowed.

8

M/s. Pooranchand Agrawal ITA No.182/RPR/2017

12. In the result, the appeal filed by the assessee is allowed. Order pronounced on 09-08-2021 by placing result on notice board.

                  sd/-                                   sd/-
      (PRADIP KUMAR KEDIA)                        (PAWAN SINGH)
      Accountant Member                            Judicial Member

     Vr SPS
     Dated: 9 t h August, 2021

       Copy to:
1.      The Assessee -        M/s.    Pooranchand     Agrawal             ssBagadia

Enterprises, Near Shiv Talkies Chowk, Bilaspur (CG)

2. The Revenue - DCIT(1), Bilaspur.

3. Ld. CIT(A), Bilaspur.

4. Pr.CIT, Bilaspur.

5. The D.R., Raipur.

6. Guard file.

By order Sr. Private Secretary, ITAT, Raipur (on tour).

9