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 9, Cited by 0]

Income Tax Appellate Tribunal - Chandigarh

Ramesh Kumar Gupta, Yamunanagar vs Assessee on 11 February, 2016

                  IN THE INCOME TAX APPELLATE TRIBUNAL
                    CHANDIGARH BENCHES, CHANDIGARH


           BEFORE SHRI H.L.KARWA, HON'BLE VICE PRESIDENT &
            MS. ANNAPURNA MEHROTRA, ACCOUNTANT MEMBER

                              ITA No. 766/Chd/2015
                             Assessment Year: 2009-10

     Sh. Ramesh Kumar Gupta,                   Vs.   The ITO, Ward-3,
     Prop. Gupta Const. Co.,                         Yamunanagar
     Yamunanagar

     PAN No. AAZPG7515H

     (Appellant)                                     (Respondent)

                    Appellant By      : Sh. Ramesh Kumar Gupta (assessee)
                    Respondent By     : Sh. Manjit Singh

                    Date of hearing       : 05.01.2016
                    Date of Pronouncement : 11.02.2016


                                     ORDER

PER H.L.KARWA, VP This appeal filed by the assessee is directed against the order of CIT(A), Panchkula dated 02.07.2015 relating to assessment year 2009-10.

2. In this appeal, the assessee has raised the following grounds:-

1. The learned Income Tax Officer erred to make assessment ex-party without giving sufficient time to assessee.
2. The learned Income Tax Officer erred to reject the account books of assessee u/s 145(3) without giving fresh opportunity to assessee. The account books lying with the assessee and he requested to produce the same.
2
3. The assessee always co-operate with department during the course of assessment proceedings.
4. The learned CIT(A) has not considered the decision given by the Honourable Punjab & Haryana High Court in the case of Commissioner of Income Tax IIV/S EARTHTECH ENGINEERS decided on March 13-03-14. The Punjab & Haryana High Court accept the 8% rate on Net Payment after deducting material supply by department from Gross Payment of assessee. The fact of the case are same as the assessee's firm.
5. The interest u/s 24 claimed by assessee paid to bank of House Loan raised by assessee for construction of house amounting Rs, 93865/-for the year in consideration and 1/5 the amount of Rs. 15412/- out of interest paid to bank on previous loan of house loan of interest paid to bank i.e. Rs.

93865 + Rs. 15412 = Rs. 1.10277 has wrongly disallowed by the Income Tax Officer as well as C.I.T. Appeal.

6. The Income Tax Officer & CIT(A) wrongly disallowed the claim u/s 80-C of Home Loan Repayment made by assessee to bank on House Loan raise by the assessee for construction of house.

7. The first time appeal before the CIT(A) was fixed on Dt. 07-05-14 and C.I.T. Appeal seek remand report from the Income Tax Officer after the query made by learned Income Tax Officer regarding the Home loan. The home loan raised by assessee for construction of house and complete information regarding the loan was explained by the assessee and other facts clear in reply Dt. 31-05-14 & 05-6-14 before the Income Tax Officer.

8. The assessee made these facts clear in his reply Dt. 18- 05-15 before the learned CIT(A) query Dt. 15-05-15 in response to remand report given to assessee C.I.T. Appeal office.

9. The assessee pray that relief may be kindly allow to assessee in the light of judgement given by Honourable Punjab & Haryana High court in the case of Commissioner of 3 Income Tax II VS. EARTHTECH ENGINEERS of Dt. 13-03- 2013.

3. As regards ground No.1 of the appeal, Shri Ramesh Kumar Gupta, (assessee) submitted that the Ld. C IT(A) was not justified in confirming the order of the Assessing officer passed u/s 144 of the Income-tax Act, 1961 (in short 'the Act'). On the other hand, Shri Manjit Singh, Ld. DR submitted that during the course of assessment proceedings, the Assessing officer asked the assessee to produce complete books of account with vouchers and certain documents viz (i) proof of labour payment, (ii) details of closing stock, (iii) date of bill submitted to the contractee including date of last bill, (iv) muster rolls showing attendance of labour & (v) proof of ownership of house including the date of completion of construction and total investment made for construction and complete address of the house. Thereafter, the Assessing officer issued a final show cause notice on 13.12.2011 alongwith notice u/s 142(1) of the Act to attend the office of Assessing officer on 20.12.2011. However, nobody appeared on behalf of the assessee on 20.12.2011. Shri Manjit Singh, Ld. DR submitted that assessee failed to compl y with the notice and failed to produce books of account and other documents required by the Assessing officer. Shri Manjit Singh, Ld. DR pointed out that the last repl y was submitted at dak with misleading submissions that the books of account were produced before the Assessing officer. Shri Manjit Singh, Ld. DR also pointed out that the Ld. CIT(A) called for a remand report from the Assessing officer and the Assessing officer in its remand report had stated that on the letter received at dak counter, the then Assessing officer had remarked, 'never produced'. According to Ld. DR, the assessee failed to produce the books of account before the Assessing officer. He, therefore, submitted that Ld. C IT(A) has correctl y upheld the action of the Assessing officer in completing the assessment as per the provisions of section 144 of the Act. There is no material 4 on record to controvert the submissions made by the Ld. DR. Thus, we do not see any merit in this ground of appeal and hence the same is rejected.

4. As regards ground Nos. 2 to 4 of the appeal, the relevant facts are that the assessee is a civil contractor. During the assessment year under consideration, the assessee had received payment at Rs. 1,54,02,693/-. In the profit and loss account, the assessee claimed materials purchased at Rs. 24,01,350/-, wages paid at Rs. 56,66,687/- to the labourers and labour cess at Rs. 1,06,162/-. The assessee failed to furnish the supporting evidence of the above expenses in spite of the various opportunities provided by the Assessing officer. The assessee also failed to produce the books of account. The Assessing officer noticed that the assessee had declared profit at Rs. 6,77,357/-, including the interest income of Rs. 3,974/- on the FDRs. In this case the Assessing officer rejected the books of account of the assessee by invoking the provisions of section 145(3) of the Act and applied the net profit rate of 12% by placing reliance on the decision of Hon'ble Punjab & Haryana High Court in the case of C IT Hissar vs Parbhat Kumar (2012) 323 ITR 675 (P&H). The net profit rate of 12% was applied on gross receipts of Rs. 1,54,02,693/-. Thus, the profit from contract business was computed at Rs. 18,48,323/-.

5. On appeal, the C IT(A) rel ying on the decisions of the Hon'ble Punjab & Haryana High Court in the case of C IT Hissar Vs. Parbhat Kumar (supra) and Raja Ram Contractor Vs. CIT in ITA No. 689 of 2009 dated 7.4.2010, has held that the Assessing officer was full y justified in appl ying the net profit rate of 12% on contract receipts. However, the CIT(A) reduced the amount of Rs. 53,53,510/- on account of materials supplied by the Department from the gross receipts for application of net profit rate. Thus, the gross receipts came to Rs. 1,00,49,183/- (Rs. 1,54,02,693/- minus Rs. 53,53,510/-). In that view of the 5 matter, the Ld. C IT(A) computed the profit from contract business at Rs. 12,05,902/-..

6. We have considered the rival submissions and have also perused the materials available on record. In our opinion, the authorities below have correctl y placed reliance on the judgement of the Hon'ble Jurisdictional High Court in the case of CIT Vs. Parbhat Kumar (supra). In the said case, the assessee was a contractor engaged in the civil construction work. While framing the assessment, the Assessing officer made the addition to the returned income on account of claim for wages found to be unverifiable. When the matter travelled to the C IT(A), he made further additions. In second appeal, the Tribunal directed the Assessing officer to determine of net profit by appl ying a rate of 12% on contract receipts excluding the cost of material supplied by department. The Revenue challenged the order of the Tribunal before the Hon'ble Jurisdictional High Court; and the Hon'ble High Court while dismissing the appeal, held as under:-\ "The Tribunal has proceeded on the basis that there may be unverifiable wages which may call for addition to income, but not to the extent assessed by the Commissioner of Income-tax (Appeals). Applying net profit rate on the basis of best judgment assessment in a given situation will be a question of fact unless such an assessment is shown to be arbitrary or perverse. In the present case, it cannot be held that any substantial question of law arises. Assessment of 12 per cent. of net profit rate of contract receipt is not shown to be arbitrary or perverse.

5. No substantial question of law arises for consideration.

6. The appeal is dismissed."

6

7. In the above case, the Hon'ble High Court has categorically held that issue of 12% of net profit rate on contract receipt cannot be held arbitrary. In the instant case also, the C IT(A) has already allowed a relief to the assessee on account of material supplied by the department of Rs. 53,53,510/-. It is observed that the Ld. C IT(A) has excluded the amount of Rs. 53,53,510/- from the gross receipts for application of net profit rate. In our opinion, the decision of the Hon'ble Jurisdictional High Court in the case of Parbhat Kumar (supra) is squarel y applicable to the facts of the present case and, therefore, we do not see any valid ground in interfering with the order of CIT(A). It is relevant to state here that the assessee relied on the decision of the Hon'ble Jurisdictional High Court in the case of C IT Vs. Earth Tech Engineers Laws (P&H)-2014-3-224 decided on 13.3.2014. In our view, the said decision is not applicable to the facts of the present case. The assessee in that case was laying optical fiber cables etc. in the remote area of Jammu & Kashmir. In the peculiar facts of that case, the C IT(A) reduced the net profit rate to 8% on the gross receipts as against 12% applied by the Assessing officer and the Tribunal upheld the order of CIT(A). The Hon'ble Jurisdictional High Court upheld the order of the Tribunal observing that the profit of a contractor would necessaril y depends upon various factors like place of execution of contract, accessibilit y of labour, raw material etc. and would, therefore, vary from contractor to contractor. The Hon'ble High Court further observed that the assessee in that case was admittedl y laying optical fiber cable in a remote border area of Jammu & Kashmir. The facts of the present case are different from the facts of the case relied upon by the assessee. In the instant case, the assessee has not given any cogent reasons as to why the net profit rate of 12% applied by the Assessing officer and confirmed by the CIT(A) is excessive and unreasonable. In the absence of such explanation, we do not see any merit in the above submissions made on behalf of the assessee. In view of the above, we dismiss ground Nos.2 to 4 of the appeal.

7

8. Ground Nos. 5 to 9 of the appeal are directed against the action of the CIT(A) in confirming the disallowances of deduction u/s 24 of the Act amounting to Rs. 1,10,277/- and u/s 80C amounting to Rs. 68,135/- on account of house loan interest and repayments respectivel y. The facts relating to these issues are that the assessee had claimed losses of current year at Rs. 1,10,277/- on account of interest paid on housing loan. Further, the assessee had claimed deduction u/s 80C at Rs. 68,135/-. As per the Assessing officer, the assessee could not prove that the house was completed during the period under consideration. The assessee has also failed to submit any certificate of repayment of principal amount of housing loan during the course of assessment proceedings; therefore, the Assessing officer rejected the claim of the assessee.

9. Aggrieved by the order of the Assessing officer, the assessee carried the matter in appeal before the C IT(A). During the course of appellate proceedings, Ld. CIT(A) called for remand report from the Assessing officer. The C IT(A) has also asked the assessee to file rejoinder to the remand report submitted by the Assessing officer. The assessee submitted the rejoinder as well as written submissions before the Ld. CIT(A). The Ld. CIT(A) has categoricall y observed that the deduction u/s 24(b) is available not for plot of land but for the constructed house. According to Assessing officer, the assessee failed to produce any evidence in support of its claim. Therefore, the Ld. CIT(A) held that the assessee was not entitled for the deduction u/s 24 of the Act on account of interest paid on housing loan. As regards deduction u/s 80IC, the Ld. CIT(A) observed that the assessee failed to prove the ownership of residential plot to claim deduction u/s 80IC of the Act. It would be worthwhile to reproduce the findings of the CIT(A) on both the issues, which read as under:- 8

"7. I have gone through the facts of the case, written submission filed by the appellant, report of the AO. rejoinder filed by the appellant and the assessment record. The AO has disallowed the claim of deduction of Rs.1,10,277/- u/s 24 on account of interest on housing loan on finding that the assessee could not provide evidence that the house was complete during the period under consideration. The AO in its remand report have given detailed finding on the source of cash deposits in the housing loan account which was found to be unexplained. Though there is the housing loan account in the name of appellant alongwith his wife and son and the bank has confirmed that a sum of Rs.94,865/- towards interest and Rs.68,135/-towards principal was repaid in the loan account, but the appellant has failed to provide any evidence regarding the construction and completion of the house. Even in the rejoinder the appellant has submitted on repayment of housing loan on the plot No. 233/231 at Sarojini Colony. Yamuna Nagar, but he has not provided any evidence in support of completion of house on the plot. The provision of the section 24(b) dealing with income from the house property stipulates that deduction of interest payable on such borrowed capital is available on the house property which has been acquired or constructed with borrowed capital. In the absence of any evidence regarding the construction of house the deduction u/s 24(b) is not allowable. The housing loan can be availed even for land for the purpose of residential house. However, the deduction is available not for plot of land but for constructed house. Since, the appellant has not provided evidence in support of its claim of deduction either before the AO or during the appellate proceedings, the deduction u/s 24 on account of interest on housing loan is not allowed .This ground No. 8 is dismissed.
The AO has disallowed the claim u/s 80C of Rs. 68, 135/- on account of housing loan repayment as no evidence was filed before him. However, during the remand proceeding the AO has enquired from the hank and the bank has confirmed that an 9 amount of Rs.68.135/-was paid towards principal of housing loan. Housing loan is name of the appellant alongwith other joint holders and appellant has submitted that such repayment has not been claimed by other joint holders. After considering the facts and submission, I find that the deduction u/s 80C is available on any instalment or part payment towards cost of purchase/construction of a residential property to a housing board or cooperative society or repayment of housing loan taken from bank. However, in the present case, the appellant has failed to prove about the ownership of a residential property. So, the claim of deduction u/s 80C on account of repayment of housing loan of Rs.68,135/- is not allowed. Thus, the ground No. 9 is dismissed."

10. After hearing the rival submissions, we observe that the assessee has failed to prove the construction of house for claiming the deduction u/s 24(b) of the Act before the authorities below and even at this stage also. The Ld. C IT(A) has correctl y observed that deduction is available not for plot of land but for constructed house. In the absence of any evidence that the house was complete during the period under consideration, the deduction cannot be allowed to the assessee. Accordingly, we uphold the order of C IT(A) to the above extent.

11. As regards the claim of the assessee u/s 80C of the Act of Rs. 68,135/- on account of housing loan repayment, we find that during the remand proceedings, the Assessing officer had enquired from the bank and the bank had confirmed that an amount of Rs. 68,135/- was paid towards principal amount of housing loan. At the same time, the Assessing officer has also observed that housing loan was taken in the name of assessee along with other joint holders and the assessee had claimed that such repayments had not been claimed by other joint holders. The C IT(A) has confirmed the disallowance on the ground that the 10 assessee had failed to prove about the ownership of a residential propert y. It is apparent form the records that housing loan was sanctioned by the bank in the name of Ramesh Kumar Gupta (assessee), Vijay Gupta and Rahul Gupta and the housing loan is also in the joint name of these persons. During the course or remand proceedings, the assessee was asked to furnish the source of repayments of housing loan amount. According to the Assessing officer, the assessee claimed that he had made repayment of housing loan from his own pocket, however, no specific source of repayment of loan was furnished. According to Assessing officer as per loan sanctioned letter dated 23.8.2006, the bank had sanctioned loan in the names of above three persons. Therefore, the certificate regarding repayment of loan should have been issued by the bank in the names of three persons and not in the name of the assessee. No clarification in this regard was provided by the bank. All the above three persons are separatel y assessed to income tax. They are maintaining the bank accounts with Oriental Bank of Commerce, Gobindpuri, Yamunanagar jointl y. In our opinion, the lower authorities have correctl y observed that in the absence of any clarification from the bank and the assessee, it would not be clear who had deposited and made withdrawals from the aforesaid bank account. Thus, considering the entire facts and circumstances of the present case, we have no hesitation in rejecting the ground regarding claim u/s 80C of the Act. We may also add here that assessee could not prove the conditions provided for claiming the deduction u/s 80C of the Act. Accordingly, we reject ground Nos. 5 to 9 of the appeal.

12. In the result, the appeal is dismissed.



      Order pronounced in the Open Court on 11.02.2016




               Sd/-                                          Sd/-
(ANNAPURNA MEHROTRA)                                    (H.L.KARWA)
 ACCOUNTANT MEMBER                                      VICE PRESIDENT
Dated : 11 t h February, 2016
Rkk
                           11



Copy to:
  1.     The Appellant
  2.     The Respondent
  3.     The CIT
  4.     The CIT(A)
  5.     The DR