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 2, Cited by 1]

Income Tax Appellate Tribunal - Bangalore

Shri.B.K.Badarinath, Kolar vs Income-Tax Officer, Kolar on 7 June, 2017

           IN THE INCOME TAX APPELLATE TRIBUNAL
                 "SMC-C" BENCH : BANGALORE


        BEFORE SHRI VIJAY PAL RAO, JUDICIAL MEMBER



                               ITA No. 909/Bang/2016
                              Assessment year : 2009-10



     Shri B.K. Badarinath,
     Opp. Town Police Station,
                                              The Income Tax Officer,
     Gowripet,
                                        Vs.   Ward - 1,
     Kolar.
                                              Bangalore.
     PAN: AGKPB 2529B
             APPELLANT                              RESPONDENT



       Appellant by       :      Shri R. Chandrashekar, Advocate
       Respondent by      :      Shri M.K. Biju, JCIT


                 Date of hearing       :         24.05.2017
                 Date of Pronouncement :         07.06.2017


                                     ORDER

Per Vijay Pal Rao, Judicial Member

This appeal by the assessee is directed against the order dated 24.02.2016 of CIT(A) for the assessment year 2009-10. The assessee has raised the following grounds:

ITA No. 909/Bang/2016

Page 2 of 8

"1.The learned Commissioner of Income Tax (Appeals) erred in confirming the addition of Rs. 25,52,905/- made by the learned Assessing Authority for the assessment year 2009-10 under un-explained deposit into bank.
2.The learned Commissioner of Income Tax (Appeals) ought to have held deposit relates to Joint Hindu Undivided Family to which the appellant is Kartha.
3.The learned Commissioner of Income Tax (Appeals) ought to have held the source for deposit into bank is out of the sale proceeds of the property and which sale is assessed to capital gains in the hands of HUF assessed under PAN AAGHB9555H
4.The learned Commissioner of Income Tax (Appeals) erred in not considering cash flow statement of the HUF, wherein it is explained the source for deposit in bank and which cash flow statement was considered in the case of Smt. B. Jayasree, the appellant's wife, for the purpose of deleting the addition made in her hands in proceedings u/s 264 of the Act.
5.The Order of the learned Commissioner of Income Tax (Appeals) confirming the addition of Rs. 25,52,905/- is opposed to law and addition is not warranted in the appellant's case.
6.The learned Commissioner of Income Tax (Appeals) erred in confirming the levy of interest charged u/s 234 B of the Act and the levy is opposed to the decision of Hon'ble High Court of Karnataka rendered in the case T.P. Indrakumar Vs. ITO (322 ITR 454).
Appellant craves leave of the Hon'ble Tribunal to add/modify/delete any other ground or grounds at the time of hearing."

2. The assessee is an individual and filed return of income for the assessment year under consideration on 23.09.2009 declaring an income of Rs. 1,80,000/-. The AO while completing the assessment u/s. 143(3) has made an addition of Rs. 25,52,905/- on account of deposits made in ITA No. 909/Bang/2016 Page 3 of 8 savings bank account of the assessee. The assessee challenged the action of the AO before the CIT(A). The CIT(A) issued a remand order asking the AO to consider the written submissions filed by the assessee as well as cash flow statement. The AO filed his comments and remand report. The CIT(A) confirmed the addition made by the AO.

3. Before the Tribunal the ld. AR of the assessee has submitted that the assessee duly explained the source of deposit of Rs. 25 lakhs as it was received from HUF on account of sale proceeds of property. Further the assessee filed the cash flow statement of HUF showing the credit worthiness of the HUF for deposit of Rs. 25 lakhs in the bank account. The ld. AR has pointed out that a HUF property situated at kolar was sold in the Financial Year 2008-09 and the capital gain on sale of said property was also shown in the return of income filed by the HUF. The income of the HUF was assessed under separate PAN and therefore there was sufficient fund with the HUF of the assessee to source the deposits of Rs. 25 lakhs in the bank account of the assessee. He has further pointed out that in the case of the wife of the assessee the cash deposit of Rs. 23 lakhs was accepted by the AO while considering the cash flow statement of HUF. Thus the ld. AR has submitted that the total fund available with the HUF as on 31.03.2009 was Rs. 62,67,451/- and the ITA No. 909/Bang/2016 Page 4 of 8 assessee furnished the cash flow statement showing the application of that fund which includes the investment made in the deposits in the bank in the name of the assessee as well as his wife. He has further pointed out that though the CIT(A) directed the AO to file the remand report however, while passing the impugned order the CIT(A) has not considered the remand report filed by the AO. Therefore, when the AO in the remand report has accepted the availability of the fund with the HUF then the addition made by the AO is not sustained.

4. On the other hand, the ld. DR has submitted that the CIT(A) has considered the cash flow statement of HUF and found that the assessee has not given the explanation about the book debts and other investment of Rs. 12,84,000/- as well as pawn broking advances of Rs. 3,76,480/-. Therefore to the extent of the said amount of more than Rs. 16 lakhs the assessee failed to furnish the explanation. He has referred to the finding of the CIT(A) in para 6 and submitted that the CIT(A) after considering the submissions of the assessee as well as the cash flow statement of HUF found that the assessee has failed to explain the source of the deposit of Rs. 25 lakhs. He has relied upon the orders of the authorities below. ITA No. 909/Bang/2016 Page 5 of 8

5. I have considered the rival submissions as well as relevant material on record. The assessee has explained the source of deposit of Rs. 25 lakhs in the bank account as the fund available with the HUF and filed the cash flow statement of HUF for the Financial Year 2008-09. It is pertinent to note that the AO has not examined the relevant record and source of the deposit and made the addition by recording the reason that the authorized representative of the assessee agreed for the addition. When the assessee challenged the order of the AO and filed the written submissions as well as cash flow statement of HUF to show the source of deposit of Rs. 25 lakhs, the CIT(A) sent the said record to the AO for his comments and filing of the remand report. In the remand report the copy of which has been filed by the assessee at page no. 1 and 2 of the paper book the AO has stated that the income arising on account of capital gain from sale of property was duly to offer to tax in the return of income filed by the joint HUF. The AO further noted that the interest earned on Fixed Deposit has also been reflected in the return of income filed by the joint HUF. Further the AO found that the Commissioner of Income Tax - IV Bangalore in the proceedings u/s. 264 of the IT Act in case of Smt. B. Jayashree the wife of the assessee accepted the source of the deposit in the account of the wife as fund available with the HUF shown in the cash flow statement. The AO further recorded in the remand report that on ITA No. 909/Bang/2016 Page 6 of 8 perusal of the assessment record of the HUF it is evident that such details were available. Further the AO has clarified that the assessee has not given the consent for a sum of Rs. 25,52,905/- but what was accepted was that deposit was of Rs. 25 lakhs and not Rs. 25,80,000/- as reported in the AIR. It is pertinent to note that the CIT(A) while passing the impugned order has not made any reference of remand report filed by the AO. Thus it is apparent that the impugned order has been passed by the CIT(A) without considering the remand report of the AO. Though the CIT(A) has raised an issue of book debts and pawn broking advances however, without considering the remand report of the AO raising these doubts about the availability of the fund with the HUF and without giving an opportunity to the assessee to explain the same is not permissible. Once the CIT(A) has asked the AO to file the remand report after considering the evidence filed by the assessee then non-considering of the remand report while passing the impugned order amounts violation of principle of natural justice as the contention of the assessee as considered by the AO were not considered by the CIT(A). Even otherwise when the HUF has shown the availability of fund of Rs. 62,67,451/- in the cash flow statement along with the application of fund was also explained which includes the deposits made in the bank in the name of Smt. B. Jayashree of Rs. 23 lakhs and further a sum of Rs. 25 lakhs in the name of the ITA No. 909/Bang/2016 Page 7 of 8 assessee then in the absence of any contrary record or fact to dispute the details pointed out in the cash flow statement, the addition made by the AO is not sustainable. Further the cash flow statement of the affairs of the HUF was accepted in the case of the wife for the purpose of source of deposit and the AO has clearly stated in the remand report that all the particulars as shown in the cash flow statement are also found in the assessment record of the HUF. Therefore, when the particulars of the cash flow statements are accepted by the AO then the source as explained by the assessee as fund available with the HUF cannot be denied. In view of the above facts and circumstances of the case the addition made by the AO is not sustainable and the same is deleted.

6. In the result, the appeal of the assessee is allowed.

7. Pronounced in the open court on this 07th day of June, 2017 Sd/-

(VIJAY PAL RAO) Judicial Member Bangalore, Dated, the 07th June, 2017.

/ MS/ ITA No. 909/Bang/2016 Page 8 of 8 Copy to:

1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR, ITAT, Bangalore.
6. Guard file By order Assistant Registrar, ITAT, Bangalore.