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 25, Cited by 0]

Income Tax Appellate Tribunal - Chandigarh

Sh. Sanjay Garg, Ludhiana vs Dcit-Cc-1, Chandigarh on 23 May, 2022

        आयकर अपील य अ धकरण,च डीगढ़  यायपीठ "बी", च डीगढ़
               IN THE INCOME TAX APPELLATE TRIBUNAL,
                 CHANDIGARH BENCH 'B, CHANDIGARH
            BEFORE: SHRI N.K. SAINI, VICE PRESIDENT
       AND SHRI SUDHANSHU SRIVASTAVA, JUDICIAL MEMBER

                        ITA No. 197/Chd/2021
                        (Assessment Year: 2011-12

      Sh.Sanjay Garg,                बनाम    The Deputy. Commissioner of
      171/2, Major Gurdial Singh             Income Tax, Central Circle-1,
      Road, Civil Lines,                     Chandigrh.
      Ludhiana.

       थायी लेखा सं./PAN NO: AAZPG7140C



         नधा  रती क  ओर से/Assessee by: Shri Ashwani Kumar, CA,
                                        Shri Aditya Kumar, CA &
                                        Shri Bhavesh Jindal, CA
        राज व क  ओर से/ Revenue by : Dr.Ranjeet Kaur, Sr. DR

        सन
         ु वाई क  तार ख/Date of Hearing:                  01.03.2022
        उदघोषणा क  तार ख/Date of Pronouncement:           23.05.2022


                                   आदे श/ORDER

Per Sudhanshu Srivastava, Judicial Member:

This appeal is preferred by the assessee against the order dated 28.07.2021 passed by the Learned Commissioner of Income Tax (A p pe a ls ) -3, Gurgaon [ in sh or t t he 'L d. CI T( A) '] , for the assessment year 2011-12.

2.0 Th e b r i e f f a cts of t he ca se a r e that a se a r c h and se iz ure ope r a ti on i n te rms of s e ct ion 1 32 ( 1 ) of the I nc ome Ta x Ac t, 19 6 1 ( h e re i na f te r c a ll e d 'the Act') w a s c a r ri e d ou t a t t he 2 ITA No.197/Chd/2021 A.Y.2011-12 bu si ne ss a n d re si d e n ti a l p re mi se s of M/s Lon gow a l i a Gr ou p of C a s e s a nd th e a s se s se e S hr i Sa n j a y G a r g a l so w a s one of the pe r son s c ove r e d in su ch se a rch . A cco rd i n gly , n oti ce u/s 15 3 A of t he Act w a s i ss ue d on 2 3 .0 6 .2 0 1 6 for t h e imp u gne d a sse ssme nt ye a r a nd th e a sse ssee s ub mi tte d h i s r e tur n of in come d e c la r i ng tot a l in co me of Rs. 10 , 4 5, 4 9 0/- un d e r the he a d 'i nc ome from sa l a r y, 'h ou s e pr ope r ty', bu si ne s s & pr of e s si on a n d 'o the r s our ce s. Su bs e q ue n tly , dur i ng t he cou rs e of a ss e ssme n t p r oce e d i ngs, th e AO n oti ce d th a t t he a sse sse e h a d for fe i te d a n a mou nt of R s.7 0 l a cs sa id to h a ve be e n re ce i ve d a s a dv a nc e a ga i n st th e sa l e of p r ope r ty . Th is a moun t wa s r e ce i ve d i n a sse s sme n t ye a r 2 01 1-1 2 f r om a De lh i b a se d c omp a ny M /s N a mo Re s or ts P ri va te Li mi te d a n d the a mo un t wa s sh ow n un d e r the he a d 'c ur r e n t lia b i li ty' i n the B a l a n ce Shee t. Th e A sse ss ing O ff ice r ( A O) re q ui r e d the a sse sse e to su bmi t c o mp le te d e ta il s re ga rd in g t he tr a ns a cti on a l on gw it h d ocu me nt a r y e vi de n ce s l ik e cop y of a gr ee me nt, I TR, b a n k a cc oun t a nd B a la n ce S he e t of M /s N a mo Re sor ts P ri va t e Li mi te d . The a sse ss ee s ub mi tte d a re p ly a l ong wi th t he co py of b a nk a c cou nt a nd su bmi tte d tha t he w a s th e co- ow ne r o f th e p r op e r ty be a r in g N o. 1 7 1/2 , Ma jor G ur d ia l Si ng h Roa d , C i vi l Li ne s, L ud h ia n a a lon gw i th hi s b r oth e r S hr i Sa n d ee p G a r g a nd th a t th e y ha d e n te re d in to a n a g r e e me nt w it h M /s N a mo Re s or ts Pr i va t e Li mi te d to 3 ITA No.197/Chd/2021 A.Y.2011-12 se l l the s a id pr op e r t y f or a to ta l con s i d e r a ti on of Rs. 1, 4 0 ,0 0 ,0 0 0 /- . I t w a s f ur the r su b mitt e d be for e t he AO tha t th e a ss e ssee t he re a fte r , a tte mp te d , th r ice to ge t the fi na l re gi str y e xe cu te d b ut the re p re se nta t ive of th e sa id comp a ny di d n ot appear a nd , the re f ore , th e a s se s se e, a lon gw i th h is b r oth e r , f or fe ite d the a mou nt r e ce i ve d as a dv a nc e . Ho we ve r , th e A O w a s of th e vie w t ha t the asse ssee ha d fa i l e d to su b mit a n y f in a n ci a l d e t a il s i n r e sp e ct of M/s N a mo Re s or ts Pr i va t e Li mite d a nd , a s p e r the op ini on of t he AO , the i mpu gn e d tr a n sa c ti on a p p e a re d to be su sp i ci ous . It wa s a l so n ote d tha t e a r l ie r a com mi ss ion u /s 1 3 1( 1 ) (d ) of the Act thr ou gh the I n ve s ti gati on D i r e ct or a te at De lhi re q ue sti ng the m to ma k e i n-d e p th e nq u ir ie s in th e acti vi ti es of t he c omp a ny M /s N a mo R e so rt s P r iv a te Li mi te d h a d be e n is sue d b ut i t w a s in f or me d b y t h e De l h i D i re ct or a te tha t non e of the pe r sons to w hom the s um mon s u /s 13 1 ( 1) o f the Act w e re se r ve d , ha d r e sp on d e d /a tte n de d t o th e e nq u i rie s. Th e A O r e a ch e d th e con cl us i on th a t th e a s se s se e h a d f a i le d to d i sc ha r ge h i s onu s w it h re spe ct to the cre d i twor th in e s s, id e n ti ty a s w e ll a s th e g e nu i ne ne ss. P la c in g r e l i a nc e on t he con ce p t of pr e pond e r a n ce of p r ob a bi l it y, the A O pr oc ee de d to a d d the a mo un t of Rs. 7 0 l acs u/s 6 8 of th e A ct an d comp l e te d the a sse ssme nt a t Rs. 85 ,4 5 ,4 9 0 /-. 4 ITA No.197/Chd/2021

A.Y.2011-12

2. 1 Ag gr i e ve d, the as se s se e ca rr ie d th e ma t te r be f ore the Ld. C I T( A) , w h o d is mis se d t he ap p e a l of the a ss e ssee by up hol d i ng th e orde r of t he A O.

2. 2 . Ag gr i e ve d, the a sse ssee has now a p p r oa c he d t he Tr i b un a l ch a ll e n gi ng th e c onf irma t ion of a d d it i on b y t he Ld. C I T( A) by r a i s i ng th e fol l ow in g gr ou nd s:

"1. That order passed u/s 250(6) of the Income Tax Act, 1961 by the Learned Commissioner of Income Tax (Appeals)-S, Gurgaon is against law and facts on the file in as much as he was not justified to uphold an addition of Rs. 70,00,000/-which amount was received by the appellant as advance against sale of property from M/s Namo Resorts Private Limited and which was forfeited due to non-fulfillment of the terms of the agreement as the same was capital receipts.
2. That the Learned CIT(A) was not justified to uphold the alleged addition to be made in terms of Section 69A of the Act.
3. That the Learned CIT(A) was further not justified to uphold the initiation of proceedings u/s 153A and consequent thereof an addition made at Rs. 70,00,000/- in the absence of any incriminating material found during the course of search u/s 132 on 04.09.2014.
4. That the Learned CIT(A) was not justified to hold that a document (page No. 63) seized from Nalagarh which revealed the details of bank accounts of the appellant was in the nature of an incriminating document particularly when all bank accounts reflected in the sheet of paper were duly disclosed."

3. 0 At the outs e t, th e Le a r ne d Au tho ri z e d Re p re se n ta ti ve (Ld . AR) s ub mi tt e d th a t n o i n cr imin a ti ng ma te r i a l in re s pe ct of th is tr a n sa c ti on ha d b e e n f oun d d ur i ng th e cou r se of se a r c h a nd pe rta i ni n g to a ssess me n t year 2 01 1 -1 2 in 5 ITA No.197/Chd/2021 A.Y.2011-12 re spe c t to the imp u gne d sa le of p rop e r ty or a d va nce re ce i ve d fr om M /s N a mo Re s or ts P r i va te Li mi te d a n d , t he re fore , in a bs e n ce of su ch ma te r i a l , n o a dd i ti on cou ld h a ve b ee n ma d e in te r ms of t he p r ovi si on s of s e ctio n 15 3 A r .w . s. 1 4 3( 3 ) of the A ct. Our a tt e n tio n was dr a w n to para 5 of t he a sse ssme nt o rd e r w h e re i n the AO ha s sta te d t ha t h e h a d fou nd ou t f r om th e a s se s sme n t p r oc ee d i ng s i n a sse ssme nt ye a r 2 01 1 -1 2 t ha t t he a s se s se e ha d r e ce i ve d a n a d v a nc e . Th e Ld. A R h ig h l ig hte d the f a ct tha t th e A O ha d ma d e no re fe re nce to a ny i nc ri mi na t in g m a te r i a l ha v in g bee n f ou nd. Th e Ld . AR placed the re l ia nce on n ume r ous j ud i ci a l pr e ce de n ts to s up p or t hi s con te nti on tha t in a b se nce of a ny in cr i min a ti ng ma te ri a l f oun d d u ri n g t he cou r se of s e a r ch , no a dd i ti on cou l d b e ma d e u /s 1 5 3 A of th e A ct . Re l ia n ce w a s a ls o p l a ce d on nume ro us j ud ic i a l p re ce de nts .

3. 1 Ar g ui ng on th e me ri ts of th e appeal, the Ld . AR sub mi tte d th a t it i s a fa c t on rec or d th a t the a ss e ssee h ad e nte re d in to a n a gr e e me n t du r in g a ss e ss me nt y e a r u nde r con si de r a ti on w i th M /s N a mo Re sor ts Pr i va t e Li mi t e d to s e ll a p r op e r ty a t Lud h ia n a w hi ch he co-ow n e d w i th h i s b ro the r a nd h a d re ce ive d a n a d va n ce of R s. 70 l a cs a n d t he a sse ssee ha d a ls o obt a in ed TS-1 (w h i ch i s th e do cume nt re q u i re d in the S ta te of P u nja b f or e xe c uti n g t he re g is tr y) . I t wa s fu r the r sub mi tte d th a t th e da te of re gis tr y w a s e xte nd e d three 6 ITA No.197/Chd/2021 A.Y.2011-12 time s, b ut th e comp a n y wi th w h o m t he a gr e e me n t to se l l h a d be e n e nte re d into did n ot a pp e a r for the pur p os e of e xe c uti on of th e r e gi st ry a n d, t he re fore , in te rms o f t he a gr ee me nt, the a s se s se e for fe i ted th e a mo un t r e ce i ve d a s a dv a nc e . I t w a s s ub mi tte d t ha t t he a l le ga ti on of th e A O tha t the a moun t r e ma i n e d une xp l a ine d i n te r ms u /s 6 8 of t he Act , w a s i nco rr e ct i n a s mu ch a s t he s a me stood e x pl a i ne d as b e i ng a d va n ce re ce i ve d a nd su b se q ue n tly f or fe i te d a ga i nst th e sa le of p r op e r ty.

3. 2 It was f ur the r a r gue d th a t the a ll e ga tio n th a t t he a sse sse e had fa i l e d to su b sta n ti a te the i d en ti ty and cr e d i tw or thi ne ss of the sa i d pa r t y as we ll as the ge n ui ne ne ss of the tr a ns a cti on , w a s i nc or r e ct for t he si mp le re a son th a t t he ass e ssee h a d fi le d co py of a gr e e men t to se ll , cop y of B oa r d Re so lu ti on of M/s N a mo Re sor ts P r i va te Li mi te d , cop y of ba n k sta te men t sh ow in g a n a moun t of Rs. 70 la c s p a i d as a dv a nc e t o the a sse sse e a s we ll a s pr oo fs of a tte n d a nce with t he Re gis tr a r . O ur a t te n ti on w a s d r a w n to cop i e s of t he se d oc ume n ts pl ac e d in the P a pe r B oo k f i le d by th e a sse ssee . Th e Ld . AR su b mi tte d th a t, th e re f ore , t he a sse sse e h a d c omp le te l y d is ch a rge d the onu s e sta b li s hi ng the ge n ui ne ne ss of th e t ra n sa c ti on a s w e l l a s the i de nti ty a nd c r e d i tw or thin e ss of the p a r ty.

7 ITA No.197/Chd/2021

A.Y.2011-12

4. 0 In re sp on se to t he a r gu me nt s of the Ld . AR, t he Ld. Sr . D R sub mi t te d th a t th e a sse ssee c oul d not e stab l i sh the c re d it w or thin e ss of th e pur p or te d b uye r . It was sub mi tte d tha t t h e re t ur n of in come of M /s N a m o Re sor ts Pr i va te Li mi te d wa s on l y o f Rs. 5 l acs a n d fu r the r the pe r us al of the b a nk a cc oun t of t ha t comp a n y w ou l d sh ow th a t t he a moun t g iv e n a s a d v a nc e h a d b ee n de po si te d on t he sa me da y a s t he d a te o f t ra n sf e r of a dva n ce a n d, the re for e , i t w a s obv i ous t ha t th e a s se s se e ha d f a il e d to e stab l i sh t he cr e d i tw or thi ne ss o f the p a r ty.

4. 1 Re ga r d in g the a r g ume n ts of t he Ld . AR th at no in cr i min a ti ng ma t e r ia l h a d b e e n fou nd d ur i ng t he c our s e of se a r c h w hi ch coul d be ma d e th e ba s is f or ma k i n g t he imp ug ne d a d di ti on , it w a s sub mi tt e d tha t the Hon 'b l e Ke r a l a Hi gh C ou r t i n t h e ca se of C I T V s. K. P. U m me r h a d he ld t hat wh e n a not ice u/s 1 53 A o f th e A ct i s i ssu e d , i t e nab l e s t he De pa r tme nt to c a rr y ou t a s se ssme nt/r e -a sse ssme nt w i th re spe c t to si x imme di a te ly p re ce di n g y e a r s a nd t his do e s not re q ui re a ny i nc rimi na t in g ma te r i a l r e co ve re d d ur ing se a r ch re la t in g to t hose pr i or y e a r s in whi ch th e re i s n o time l e f t on the d a te of se a rc h fo r f ra mi n g o f a ss e ss me n t u / s 14 3 ( 3 ) of the A ct. Th e Ld . Sr . DR p oi nte d ou t th a t in t hi s ca s e the or igi n a l a s se s sme n t had b ee n f r a me d u/s 1 4 3 (1 ) a nd , the re fo re , a s pe r t he ju d gme n t of th e H on 'b le Ke ra l a H i gh 8 ITA No.197/Chd/2021 A.Y.2011-12 C our t, a s a b ov e , th e AO h a d the j ur i sd i cti on to ma k e t he imp ug ne d a d d iti on .

5. 0 W e ha ve he a r d the r i va l s ub mi ssi on s a nd h a ve a l so pe r use d t he ma te r ia l on re cor d . W e h a ve a l so g one t hr ou gh the va r i ous d ocu me n ts fi le d b y th e a sse ssee i n su p po rt of hi s p l e a . Th e ma i n t hr us t of t he a rg ume n ts of th e Ld . re p re se nta t ive i s th a t s in ce no in cr imi n a ti ng ma t e r ia l h a d be e n fou nd d ur in g th e co ur se of s e a r ch w it h re spe ct to sa le of p r op e r ty , t he i mpu gn e d a d d iti on co ul d not ha v e be e n ma de . We n ote th a t the AO ha s n ot me nt ion e d a ny in cr i min a ti ng ma te r i a l re l a ti ng to t hi s i mp ug ne d tr a ns a cti on in t he a s se s smen t or d e r a n d w h e n the i ssu e w a s r a is e d by the a s se s se e be for e the Ld. F i r st Ap p e l l a te Au tho ri ty , he di smi ss e d th e sa me in p a r a 5 . 3 of the or d e r i n w hic h h e ha s pl a ce d re li a nce on the ju dg me n t of th e H on' ble Ke r a la H i gh C our t i n th e c a se of CI T Vs . K. P . U m me r (s up r a ) a s w e l l as ju dg me n t of th e Hon 'b l e A ll a h a b ad Hi gh C o ur t i n th e c a se of C I T Vs . R a j K u m a r Ar or a re po rt ed i n 3 6 7 I TR 5 1 7 ( Al l. ) , C I T Vs. Ke s a r wa n i Za r d a B h a nd a r in I TA N o.2 7 0 of 2 0 14 a n d a noth e r j u dg me n t of th e H on 'b le Ke ra l a H i gh C ou r t i n t he ca se of E .N . G op a Kuma r V s. CIT r e por t ed in 75 Ta x ma nn .c o m 2 15 ( Ke r a l a ) . H ow e ve r , we n ote tha t a pa rt fr om th e ju d g me n ts ci te d b y th e Ld .C I T( A ) i n th e imp u gne d or de r and a l so r e l ie d up on by th e Ld .S r .D R, th e re are 9 ITA No.197/Chd/2021 A.Y.2011-12 nu me r ous j ud gm e nts of ot he r Hon'b l e Hi gh C ou r ts w hi ch are in fa v our of the a s se s se e on the i ss ue a s to w he the r i n t he ca se of a ss e ss me n ts fr a me d u /s 1 5 3 A o f t he Ac t, a dd i ti on cou ld b e ma d e in a bs e n ce of a ny in cr i min a ti ng ma te ri a l i n thos e ye a rs w he re n o a sse s sme n t p r ocee d in gs we re pe nd i ng a nd a sse ss me nt h a d b e e n ma d e u/s 1 4 3 ( 1) /1 4 3 ( 3 ) of t he Act . I n th i s r e ga rd i t w i ll b e w or th w hi l e to re pr odu ce t he re le va n t e xtr a ct f r om th e or d e r of t he C oor d i na t e B e nc h of the I TA T C ha n d i ga r h B e n ch i n t he ca se of Ma la bu il d e rs Pr i va te Limi te d V s. A C I T r e p or te d i n 51 I TR ( T) 2 7 2 ( C hd . ) a s un de r :

"15. The issue before us is, whether in case of assessments framed under section 153A of the Act, addition could be made in the absence of any incriminating material in those years where no assessment proceedings were pending and assessment had been made u/s 143(1)/143(3) of the Act.
16. We are in complete agreement with the contention of the Ld.AR that the issue is no longer res integra in view of various decisions of the High Courts h o l d i n g t h a t completed assessments can be interfered with by the Assessing Officer while making the assessment under Section 153 A only on the basis of some incriminating material unearthed during the course of search or requisition of documents or undisclosed income or property discovered in the course of search which were not produced or not already disclosed or made known in the course of original assessment.
17. We find, that the issue first came up for consideration before the High Court of Bombay in the case of CIT Vs. M/s Murli Agro Products Ltd. (supra), wherein on the issue of exercise of revisionary powers by the Commissioner of Income Tax u/s 263 of the Act, on the order passed by the Assessing Officer under section 153A, it was contended by the Revenue that the impugned order was erroneous and prejudicial to the interest of the Revenue since the Assessing Officer had only 10 ITA No.197/Chd/2021 A.Y.2011-12 determined the undisclosed income and not the total income which is the mandate of section 153A .The Hon'ble High Court, while adjudicating the issue, dealt at length with the purpose of introduction of the new search assessment procedures, as against the earlier block assessment procedures and then went on to interpret the proviso to section 153A(1) , and held that it is only pending proceedings which are abated on initiation of proceedings under section 153A of the Act, while the assessments which have attained finality cannot be disturbed unless materials gathered in the course of proceedings under section 153A of the Act established otherwise.
18. Thereafter, the Delhi High Court in the case of CIT Vs. Anil Kumar Bhatia 352 ITR 493, interpreted the provisions of section 153A of the Act at length, and held that as against the earlier block assessment procedure which roped in only the undisclosed income and the regular assessment proceedings were preserved, resulting in multiple assessments, under the present assessment procedures prescribed under section 153A/B/C of the Act, only one assessment order in respect of each of the six assessment years had to be passed. Th Hon'ble High Court held that this was sought to be achieved in case of those assessment years where assessment proceedings were pending on the date of search by abating them and framing fresh assessment including incomes relating to incriminating material found during search. In case of those assessment years where an assessment order had already been passed under section 143(1)(a) or 143(3), those assessments could be reopened and the total income reassessed taking note of the undisclosed income if any unearthed during search, the fetters to reopening, being removed by insertion of the non-obstante clause to section 153A. The entire thrust of the judgment rested on the interpretation that there cannot be multiple assessment orders in case of search assessments under section 153A/B/C of the Act and, therefore, where assessments were pending they would abate to enable the Assessing officer to assess the total income including undisclosed income, and where assessments or re- assessments had been completed, they would not abate and the Assessing Officer would only reopen the completed assessments and include therein undisclosed income. The High Court went on to hold that such determination would be similar to orders passed in any re- assessment where the total income determined in the original assessment order and income that escaped assessment are clubbed together and assessed as total income.
11 ITA No.197/Chd/2021
A.Y.2011-12
19. The Bombay High Court in the case of CIT Vs. Continental Warehousing (supra) upheld the interpretation of the section by the Division Bench of the same Court in the case of Murli Agro (supra) and held that finalized assessments cannot be touched by resorting to the provision of section 153A and addition was to be made only on the basis of material unearthed during search, since 'search' and 'requisition' are the crucial words appearing in the substantive provision and proviso and they would throw light on the issue of applicability of the provision. The Court upheld the understanding of the legal provision of section 153A by the Special Bench in the I.T.A.T. in this case and further held that the Delhi High Court had in the case of Anil Kumar Bhatia also reached to the same conclusion. It also referred to the judgment of the Karnataka High Court in the case of Canara Housing Development Co. Vs. DCIT (2014) 49 TAxmann..98 and stated that even as per that judgment, the scope of enquiry in search carried under section 153A had to essentially revolve around search or requisition under section 132A of the Act.
20. In the case of Kabul Chawla (supra), the Delhi High Court after considering various decisions of High Courts, summarized the legal position in paragraph 37, which is reproduced below :
"37. On a conspectus of Section 153A(1) of the Act, read with the provisos thereto, and in the light of the law explained in the aforementioned decisions, the legal position that emerges is as under:
i. Once a search takes place under Section 132 of the Act, notice under Section 153 A (1) will have to be mandatorily issued to the person searched requiring him to file returns for six AYs immediately preceding the previous year relevant to the AY in which the search takes place.
ii. Assessments and reassessments pending on the date of the search shall abate. The total income for such AYs will have to be computed by the AOs as a fresh exercise.
iii. The AO will exercise normal assessment powers in respect of the six years previous to the relevant AY in which the search takes place. The AO has the power to assess and reassess the 'total income' of the aforementioned six years in separate 12 ITA No.197/Chd/2021 A.Y.2011-12 assessment orders for each of the six years. In other words there will be only one assessment order in respect of each of the six AYs "in which both the disclosed and the undisclosed income would be brought to tax".

iv. Although Section 153 A does not say that additions should be strictly made on the basis of evidence found in the course of the search, or other post-search material or information available with the AO which can be related to the evidence found, it does not mean that the assessment "can be arbitrary or made without any relevance or nexus with the seized material. Obviously an assessment has to be made under this Section only on the basis of seized material."

v. In absence of any incriminating material, the completed assessment can be reiterated and the abated assessment or reassessment can be made. The word 'assess' in Section 153 A is relatable to abated proceedings (i.e. those pending on the date of search) and the word 'reassess' to completed assessment proceedings.

vi. Insofar as pending assessments are concerned, the jurisdiction to make the original assessment and the assessment under Section 153A merges into one. Only one assessment shall be made separately for each AY on the basis of the findings of the search and any other material existing or brought on the record of the AO.

vii. Completed assessments can be interfered with by the AO while making the assessment under Section 153 A only on the basis of some incriminating material unearthed during the course of search or requisition of documents or undisclosed income or property discovered in the course of search which were not produced or not already disclosed or made known in the course of original assessment."

21. The Delhi High Court further reiterated the proposition laid down in Kabul Chawla (supra) in the case of CIT Vs. RRJ Securities, 380 ITR 612 and Pr. CIT Vs. Lata Jain in ITA No.274/2016 dt.29-04-2016.

13 ITA No.197/Chd/2021

A.Y.2011-12

22. On going through the above judgments, we find that the reason for upholding the proposition that addition u/s 153A, in case of earlier completed assessments, can be made only on the basis of incriminating material found during search or requisition is that:

1. Assessment u/s 153A can be framed only in cases where a search is initiated u/s 132 or Books of Accounts, other documents or any assets are requisitioned u/s 132A of the Act. Moreover notices u/s 153A(1)(a) can be issued and income assessed or reassessed of six years preceding the assessment year relevant to the previous year in which search is conducted or requisition is made. Thus the crucial words "search" and "requisition" appear in the substantive provision and the proviso, which throws light on the issue of applicability of the provision .Such assessments have a vital link with the initiation and conduct of search .Since search can be authorized only on the fulfillment of conditions enumerated in section 132,those conditions will have to be taken into account while interpreting section 153A and the interpretation arrived at is that in respect of unabated proceedings assessment has to be made on the basis of books of accounts or other documents not produced in the course of original assessment but found in the course of search and undisclosed income/property discovered in the course of search. Section 153A being enacted to a search and requisition, its construction would have to be made accordingly.
2. The second proviso to section 153A (1) states that on initiation of proceedings u/s 153A ,the assessment/reassessment proceedings pending on the date of conducting search or making requisition u/s 132A of the Act, shall stand abated. The CBDT Circular no. 8 of 2003 dt.18-09-03,clarifies that proceedings in appeal, revision or rectification against finalized assessments/reassessments shall not abate. Reading the two together, the Courts have stated that as per section 153A,Assessments/reassessments already finalized do not abate, meaning thereby that they attain finality, which cannot be disturbed unless some incriminating materials are gathered during the course of search.
3. That the words "assess" or "reassess" has been used at more than one place in the section and a harmonious construction of the entire provision would lead to the conclusion that the word "assess" has been used in the context of abated proceedings and "reassess" has been used for completed proceedings which would not abate as they are not pending on the date of initiation of search or making of requisition.
14 ITA No.197/Chd/2021

A.Y.2011-12

23. We may add that that the requirement of the section is limited to opening or reopening of the cases for the purpose of making assessment or reassessment of the total income of preceding six assessment years prior to the year of search. It does not contain any provision regarding the concept of making assessment of undisclosed income as was there in the earlier Block assessment regime under chapter XIVB. It does not specifically contain any provision regarding the nature of addition which can be made under this section. The section has provided, for the removal of doubts ,by way of insertion of Explanation at the end of the section that save as otherwise provided in this section, section 153B and section 153C, all other provisions of this Act shall apply to assessment made under this section. This implies that nature of assessment or reassessment made under this section shall be governed by the normal provisions of the Act. In case it is an assessment made for the first time, all provisions of assessment which are applicable to assessments made u/s 143(3) shall apply and in case it is a reassessment being made all principles of reassessment which are applicable in case of proceedings u/s 147/148 shall become applicable . Thus in cases where assessments have already been made addition to be made in proceedings u/s 153A is to be restricted to incriminating material found if any.

24. It is amply evident from the above that the issue is settled, with a number of decisions of the High Courts holding that in the case of completed assessments, no addition can be made in the absence of any incriminating material. Though we do agree that there are decisions of High courts which hold otherwise and state that u/s 153A , addition in case of completed assessments need not be restricted to incriminating material, but in view of the Apex court decision in CIT vs Vegetable Products Ltd.(1973) 88 ITR 192 which states that where there are two reasonable constructions of a statute ,the construction favouring the assessee should be adopted, we hold that in case of completed assessments under section 143(3)/143(1) of the Act, in the absence of any incriminating material found during the course of search, the Assessing Officer has no jurisdiction to make any addition under section 153A of the Act."

5. 1 Th e a b ov e e xtr a ct e d p or ti on fr om th e o rde r a s afor e sa id la ys d ow n the set tle d j ud i ci a l pre ce de nt a nd the jud gme nt of the H on 'b le Ape x C ou r t in the ca se of CI T V s. M /s 15 ITA No.197/Chd/2021 A.Y.2011-12 Ve ge ta b le s P ro du ct s Li mi te d re p or te d i n 8 8 I TR 1 9 2 a l so sup p or ts th e c a se of the a s se s se e a s th e re is n o j ud gme nt of Hon 'b l e Ju r is di ct ion a l H ig h C our t on thi s is su e w h ic h w oul d go a g a in st the asse ssee . A cco rd in gl y, fol l ow in g th e r a ti o of va r io us j u di ci a l pr e ce de nts a s a f or e me n ti one d , we h ol d tha t in a b se nce of a ny i n cr i min a ti ng ma te r i a l fou nd du r in g t he cou rs e of se a r ch w i th r e spe c t t o the i mp ug ne d tra n sa ct ion , the AO d id n ot h a ve a n y p ow er to ma k e the imp u gne d a dd i ti on. W e se t a si d e the or de r of the Ld. C I T( A) a n d d i r e ct the A O to de le te th e a d d iti on .

5. 2 S in ce we h a ve a lr e a d y a ll owe d the le ga l g ro un d of t he a sse sse e b y h oldi ng tha t n o a d d ition cou ld h a ve be e n ma de in a b se n ce of a n y i nc r imi na t in g ma te ri a l , th e g ro un d r a i se d by th e a s se s se e w i th r e spe ct t o th e me r it s of the add i ti on be come a ca de mic i n n a tur e a n d d o not r e q u ire an y fu r the r a dj ud i ca t ion b y u s.

6. 0 I n t he fi n a l r e sult , the a p pe a l of th e a ss e ssee sta n d s a ll ow e d .

O r d e r p r on o u n ce d o n 2 3 .0 5 . 2 0 22 .

                Sd/-                                  Sd/-
       (N.K. SAINI)                         (SUDHANSHU SRIVASTAVA)
उपा य /Vice President                       याय क सद य/Judicial Member
Dated: 23.05.2022
                                       16                  ITA No.197/Chd/2021
                                                            A.Y.2011-12


*रती*

आदे श क % त&ल'प अ*े'षत/ Copy of the order forwarded to :

1. अपीलाथ+/ The Appellant
2. %,यथ+/ The Respondent
3. आयकर आयु-त/ CIT
4. आयकर आयु-त (अपील)/ The CIT(A)
5. 'वभागीय % त न0ध, आयकर अपील य आ0धकरण, च2डीगढ़/ DR, ITAT, CHANDIGARH
6. गाड फाईल/ Guard File आदे शानस ु ार/ By order, सहायक पंजीकार/ Assistant Registrar