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 4, Cited by 0]

Income Tax Appellate Tribunal - Kolkata

Partha Majumder, Kolkata vs Assessee

                     IN THE INCOME TAX APPELLATE TRIBUNAL
                          KOLKATA BENCH "C" KOLKATA

                    Before Shri N.S.Saini, Accountant Member and
                         Shri Mahavir Singh, Judicial Member

                               ITA No.1753/Kol/2008
                              Assessment Year:2005-06


         Partha Majumder                     बनाम /   DCIT, Circle-49, 229,
         VIP Road, Teghoria,                 V/s .    A.J.C. Bose Road, 6 t h
         Kolkata - 700 059                            Floor,
         [PAN No.AIUPM 2519 E]                        Kolkata - 700 029

               अपीलाथȸ /Appellant            ..          ू×यथȸ /Respondent



          अपीलाथȸ कȧ ओर से/By Appellant                 Shri S.Jhajharia, AR
          ू×यथȸ कȧ ओर से/By Respondent                  Shri K.N.Jana, SR-DR
          सुनवाई कȧ तारȣख/Date of Hearing               10-06-2013
          घोषणा कȧ तारȣख/Date of Pronouncement          21-06-2013



                                     आदे श /O R D E R

PER Mahavir Singh, Judicial Member:-

This appeal filed by assessee arising out of order of Commissioner of Income-tax (Appeals)-XXXII, Kolkata ('CIT(A)' for short) in appeal No.88/CIT(A)-XXXII/DC.Cir- 49/07-08/Kol dated 29-01-2008. The assessment was framed by DCIT, Circle-49, Kolkata u/s.143(3) of the Income-tax Act, 1961 (hereinafter referred to as 'the Act') vide his order dated 27-12-2007 for the assessment year (AY) 2005-06.

2. Fist issue in this appeal of assessee is against the order of CIT(A) confirming the addition of Rs.16,42,500/- earned from undisclosed retail business of potatoes and vegetable. For this, assessee has raised the following ground No.1:-

ITA No.1753/Kol/2008 A.Y.2005-06

Partha Majumdar v. DCIT Cir-49 Kol Page 2 "1. Under the facts and circumstances of the Case, the Ld. CIT(A) erred in su9staining the addition of Rs.1642500/- in lieu of Rs.526350/- as disclosed by the appellant being income from retail business of potatoes and vegetables without giving proper consideration to the facts and relevant judicial pronouncements involving such issues. As such the enhancement deserves to be deleted."

3. Briefly stated facts are that assessee filed its return of income for the relevant AY 2005-06 on 30-03-2006 declaring total income at Rs.4,22,340/-. The assessee is earning income from salary, interest from partnership firm, M/s.. Kings Crown & M/s. Loknath Griha Enterprises and also rental income and income from other sources, i.e., bank interest. The Assessing Officer, during the course of assessment proceedings u/s. 143(2) of the Act noticed that assessee has huge cash deposited in Axis Bank Ltd., Airport Branch, Kolkata being account No. 410010100025878. The details of deposits of Rs.16,42,500/- as under:-

"Amount of cash Date deposit (Rs) 3,30,000/- 26/5/2004 99,000/- 7/12/2004 50,500/- 7/12/2004 99.000/- 7/12/2004 92,500/- 20/12/2004 99,000/- 20/12/2004 99,000/- 20/12/2004 99,000/- 20/12/2004 95,500/- 28/12/2004 99,000/- 28/12/2004 52,000/- 5/1/2005 99,000/- 5/1/2005 99,000/- 5/1/2005 99,000/- 5/1/2005 32,000/- 8/1/2005 99,000/- 8/1/2005 When the Assessing Officer required the assessee to explain the deposits, he stated that it is engaged in the retail trading of potatoes, carrots and other vegetable at Gaighata. The assessee claimed that the total turnover of its business is at Rs.37,59,640/- and which is fully covered u/s. 44AF of the Act. It is to be mentioned that assessee has not disclosed any business or any turnover in its return of income.
ITA No.1753/Kol/2008 A.Y.2005-06
Partha Majumdar v. DCIT Cir-49 Kol Page 3 On a specific query by the Bench, now Ld. Counsel for the assessee fairly admitted that in the return of income nothing is disclosed. But the turnover of Rs.37,59,640/- on account of trading of potatoes and other vegetable is disclosed during the course of assessment proceedings. Now, during the assessment proceedings, the assessee has disclosed profit from retail business at Rs.5,26,350/- on account of this retail trade business of potatoes and other vegetable. The AO has not accepted that the assessee's business fall under the computation of u/s. 44AF of the Act for the following reasons:-
"© The income from potato business (not shown in the return) shown in the revised computation for Rs.5,26,350/- u/s. 44AF is not acceptable as assessee's case is not covered u/s. 44AF, and more so no books of accounts of such potato business has been produced, and there has been cash deposit for Rs.16,42,500/- which appears to be out of potato business."

Even assessee could not prove the deposits made in the bank, rather assessee tried to explain that these deposits are made out of sale proceed of retail business of potato and other vegetable. But the assessee could not adduce any evidence in support of its claim. Aggrieved, assessee preferred appeal before CIT(A), who confirmed the addition by observing as under:-

"I have gone through the asstd. Order and written submission made by the AR of the appellant. The details filed by the A/R of the appellant reveal that the that the appellant is in possession of agricultural land holding valued at Rs.6,82,100/- as 31.03.05 and in the AY 02-03, 03-04 and 04-05, income from agricultural has been shown at Rs.42,168/-, Rs.63,118/- and Rs.67,670/-, respectively but unfortunately no such income was offered during this year. Therefore, there submission to the effect that the appellant is on the bonafide belief that income generated out of the sale proceeds of potato and other vegetables cultivated on the vast agricultural land within the Gaighata Panchayat is outside the scope of income tax and accordingly the income earned and accrued out of such are not included in the original return but on advice of his authorized counsel that was offered on presumptive basis u/s. 44AF of the IT Act is contradictory of its claim. On one hand, it has been claimed that he is earning agricultural income to the past but such quantum is not disclosed in the return of income originally filed but earn huge cash deposit of Rs.16,59,640/- was found in the bank a/c. he came up with the story of making such deposit out of his retail business of potato sale in which total turnover was declared at Rs.37,59,640/- and net profit declared was at Rs.5,26,350/- what is the basis for declaring turnover at Rs.37,59,640/- is not known. However, there is no denying fact that the appellant is engaged in the business of potato sale as evident from the supporting material filed in the form of Panchayat certificate and cold storage etc, but it can not be said that he was retailer and his case is covered u/s. 44AF of the IT Act.
ITA No.1753/Kol/2008 A.Y.2005-06
Partha Majumdar v. DCIT Cir-49 Kol Page 4 It has been claimed that the entire business of sale of potato is routed through the bank a/c. of Axis Bank in which the total deposit of Rs.16,42,500/- was found. If the claim of the appellant is accepted as true than for making sale of Rs.37 lakhs, there should have been deposited of entire amount of sale proceeds in the bank a/c. and for making purchases, there should be have been periodical withdrawal from the said bank a/c. but the bank a/c. reveal that there is only deposited of Rs.16,42,500/- and there is no withdrawal for making purchases for goods traded. In that case, the only logical conclusion is that the appellant is carrying on business in cash without maintenance of any books of a/cs., and all transactions of sale and purchases are not routed through the aforesaid bank a/c., but only profit earned from this business was recorded in this bank a/c. As evident from the bank a/c. the first deposit in the bank a/c. was made on 26..05.04 at Rs.3,30,000/- and there is no withdrawal prior to this date or immediately after this date. Thereafter, the appellant has deposited money in the month of December, 2004 and January, 2005 only on 5 occasions namely.
1. 07.12.2004 Rs. 2,48,500/-
2. 20.12.2004 Rs. 3,89,500/-
3. 28.12.2004 Rs. 1,94,500/-
4. 05.01.2005 Rs. 2,50,000/-
5. 08.01.2005 Rs. 2,30,000/-
Rs.13,12,500/-
The A/R of the appellant further claimed that after fixed deposit of Rs.5,50,000/- on 28.12.04 and rs.3,30,000/- on 03.01.05, the said deposit was matured within the 31,.03.05 and on 03.04.05 the appellant has withdrawn Rs.9,30,000/- from the said bank a/c. For repayment of sundry creditors arising out of the retail business of potato and other vegetables. But no details of such creditors are furnished enabling to verify the claim of the appellant. Moreover, even if it is accepted for the sake of argument that there is outstanding liability of Rs.9,30,000/-, no prudent businessman will prefer to keep such huge liability outstanding for such a long period and instead invest such fund in the fixed deposits. Thus, the only logical conclusion that can be drawn is that the appellant was engaged in sale of potato on large scale by utilizing the facility of cold storage and has earned total profit of Rs.16,42,500/- and obviously, the turnover was in proportion of the net profit rate prevailing in the said line of business (obviously not recorded by the appellant) but in order to escape the actual liability of income tax when caught on wrong footing the appellant came up with the plea that he is retail trader of potato and his turnover is less than Rs.40 lakhs and has earned profit of Rs.5,26,350/- only which fact is not borne out from the transactions found recorded in the Axis Bank in which there is total deposit of Rs.16,42,500/-. Thus, there is no infirmity in the action of AO in holding that the appellant has earned income of Rs.16,42,500/- in his business of potato and such income was not recorded while filing original return of income filed on 30.03..06 but only to escape from the grounds of the actual IT. Inability each with the explanation of earning Rs.5,26,350/- in a turnover of Rs,17 lakhs from the potato which plea has no basis at all."

Aggrieved, assessee came in second appeal before us.

ITA No.1753/Kol/2008 A.Y.2005-06

Partha Majumdar v. DCIT Cir-49 Kol Page 5

4. We have heard the rival contentions and gone through the facts and circumstances of the case. Before us Ld. Counsel for the assessee reiterated the same submissions that the deposits in Axis Bank are out of sale proceed of retail business. But the facts indicate something different. It is also a fact that deposits of Rs.16,42,500/- with Axis Bank represents undisclosed income from potato business. Yes, we can agree to this proposition, because out of these deposits and withdrawals, assessee has made FDR of Rs.5,50,000/- on 28.12.2004 and Rs.3,30,000/- on 03.01.2005 and disclosed profit from business is amounting to Rs.5,26,350/-. Even otherwise, the peak amount standing at the credit account maintained with Axis Bank, Air Port Branch is at Rs.13,80,066/- as narrated by CIT(A) in his appellate order. It means that, at the best, assessee can be assessed at the amount of peak credit at Rs.13,80,066/- and not the addition made by AO and confirmed by CIT(A) at Rs.16,42,500/-. The assessee will get relief accordingly. The AO is directed to re-compute the income by taking the peak amount of Rs.13,80,066/- as income of the assessee. This issue of assessee's appeal is partly allowed.

5. Coming to second issue of the assessee's appeal is against the order of CIT(A) confirming the addition of Rs.1,52,800/- as undisclosed income in the shape of deposits in State Bank of India, Airport Branch. For this, assessee has raised following ground No.2:-

"2. Under the facts and circumstances of the Case, the Ld. CIT(A) erred in not deleting the addition of Rs.1528001/- as undisclosed income in shape of deposits in SBI Airport Branch inflicted upon the appellant on basis of surmises and conjectures As such the addition of undisclosed income u/s. 68 also deserves to be deleted."

6. We have heard the rival contentions and gone through the facts and circumstances of the case. We find that Assessing Officer observed that the assessee has deposited, the following in his bank account:-

       Amount                 Date
       Rs. 40,000/-           2/11/2004
 ITA No.1753/Kol/2008    A.Y.2005-06
Partha Majumdar v. DCIT Cir-49 Kol                                                Page 6

       Rs. 13,000/-           2/11/2004
       Rs. 49,900/-           22/11/2004
       Rs. 49,900/-           22/11/2004
       Rs.1,52,800/-

The Assessing Officer required the assessee to explain the source. The assessee explained that there is withdrawals made from UTI bank on 12-10-2004 for a sum of Rs.2 lakh and the same was re-deposited in above bank account amounting to Rs.1,52,800/- and this amount is deposited within the period of 20 to 30 days. The AO was not convinced with the explanation of the assessee and added this amount as unexplained by observing as under:-

"(b) It is quite unusual and far from belief that a person having bank account, had kept the cash in hand for Rs.2,00,000/- for making cash deposit in his another bank on future date."

Aggrieved, assessee preferred appeal before CIT(A),who also confirmed the action of Assessing Officer.

7. Exactly on same reasons, we find that source of the deposit of Rs.1,52,800/- is explained for the reasons that the assessee has made the withdrawal from the UTI bank on 12-10-2004 and deposited in SBI, Airport Branch on 02-11-2004 and 22- 11-2004 i.e.,, within a gap of 20 days to one month. It means that source is explained and we find no infirmity in the explanation of the assessee. Accordingly, we allow this ground of assessee's appeal and reverse the order of authorities below.

8. In the result, appeal of assessee is partly allowed.

       Order is pronounced in open court on 21st June, 2013
     Sd/-                                                          Sd/-
   (N.S.Saini)                                                (Mahavir Singh)
Accountant Member                                             Judicial Member

*Dkp
                      Date: 21st      June, 2013

Ǒदनांकः-           कोलकाता
 ITA No.1753/Kol/2008    A.Y.2005-06
Partha Majumdar v. DCIT Cir-49 Kol                                  Page 7



आदे श कȧ ूितिलǒप अमेǒषत / Copy of Order Forwarded to:-

1. अपीलाथȸ / Appellant
2. ू×यथȸ / Respondent
3. संबंिधत आयकर आयुƠ / Concerned CIT
4. आयकर आयुƠ- अपील / CIT (A)
5. ǒवभागीय ूितिनिध, आयकर अपीलीय अिधकरण कोलकाता / DR, ITAT, Kolkata
6. गाड[ फाइल / Guard file.

By order/आदे श से, उप/सहायक पंजीकार आयकर अपीलीय अिधकरण, कोलकाता