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 3, Cited by 5]

Income Tax Appellate Tribunal - Bangalore

Smt Sangeetha Jain , Bangalore vs Income Tax Officer Ward-5(2)(3), ... on 5 October, 2018

             IN THE INCOME TAX APPELLATE TRIBUNAL
                   'A' BENCH (SMC): BENGALURU

            SHRI JASON P BOAZ, ACCOUNTANT MEMBER

                         ITA No.2223/Bang/2018
                       (Assessment year: 2015-16)

Smt.Sangeetha Jain,
No.408, M/s.Meena Trading Co.,
Rajathamahal Mahal Complex,
Nagarathpet main Road,
Bengaluru-560002.                               ...               Appellant
PAN: AALPJ2079M

      Vs.

Income-tax Officer,
Ward 5(2)(3),
Bengaluru.                                      ...             Respondent

        Appellant by : Shri Prashanth, G, CA.
      Respondent by : Smt.Soumya Achar, Addl.CIT(DR)

                       Date of hearing : 17/09/2018
               Date of pronouncement : 05/10/2018

                              O R D E R

This appeal by the assessee is directed against the order of the CIT(A)-5, Bengaluru, dated 25/04/2018 for assessment year 2015-16.

2. Briefly stated, the facts of the case are as under:-

2.1 The assessee, an individual, filed her return of income for assessment year 2015-16 on 14/07/2015 declaring income of Rs.1,72,260/- from business and capital gains of Rs.11,40,406/-

claimed as exempt u/s 10(38) of the Income-tax Act,1961 (in short 'the Act'). The case was taken up for scrutiny and the assessment was concluded u/s 143(3) of the Act vide order dated 29/12/2017, wherein the assessee's income was determined at Rs.13,71,260/- in view of the capital gains of Rs.11,40,406/- declared by the assessee, arising on account of sale of 5000 shares of M/s.Mahaveer Advanced Pharma Ltd., being held to be unexplained cash credits u/s 68. On appeal, the CIT(A)-5, Bengaluru, dismissed the assessee's appeal vide the impugned order dated 25/4/2018.

ITA No.2223/Bang/2018 Page 2 of 5

3.1 Aggrieved by the order of the CIT(A)-5, Bengaluru, dated 25/4/2018 for assessment year 2015-16, the assessee has preferred this appeal wherein it has raised the following grounds:-

ITA No.2223/Bang/2018 Page 3 of 5
3.2 During the course of hearing, the ld.AR for the assessee submitted that on similar facts and circumstances, the matter for consideration is squarely covered by the decision of the ITAT, Kolkata Bench in its order in ITA No.2394/Kol/2017 in the case of ITA No.2223/Bang/2018 Page 4 of 5 Prakash Chand Butoria. It is submitted that in the cited case (supra) also, the assessee, an individual, filed his return of income claiming income on sale of shares as exempt u/s 10(38) of the Act.

The Assessing Officer (AO) treated the receipt of sale consideration as unaccounted income and made an addition u/s 68 of the Act. On appeal the CIT(A) upheld the AO's order. However, on further appeal, the ITAT, Kolkata Bench allowed the assessee's appeal observing that the addition was unsustainable since the AO made the addition in a routine and mechanized manner: merely on suspicions based on Report of enquiries made by the Investigation Directorate of DIT, Kolkata, without bringing the same on record or confronting the assessee with OR supplying the assessee copies of the documents relied upon for making the addition and providing her opportunities for her rebuttal. It is prayed that in view of the above, the orders of the authorities below be set aside and the assessee's appeal be allowed.

3.3 Per contra, the ld. DR for Revenue submitted that on similar facts and circumstances as in the case on hand, issue for consideration is covered by the decisions of the Bengaluru ITAT in the cases of Arvind Kumar Moolchand in ITA No.509/Bang/2017 and Pukhraj Hasmukhlal in ITA No.1927/Bang/2017 wherein the Tribunal has restored the issue to the file of the AO having observed that the additions were made based on reports of the Investigation Directorate at Kolkata and statements of various persons without confronting OR making them available to the assessee for rebuttal. In those cases, the Tribunal restored the matter to the file of the AO with the direction to confront the assessee with the reports/documents/ statements proposed to be used against the assessee, allow rebuttal thereof and cross examination of parties on whose testimony is proposed to be relied upon and the matter be adjudicated afresh after affording the assessee adequate opportunity of being heard and to also file details/submissions in this regard.

ITA No.2223/Bang/2018 Page 5 of 5

3.4 In Rejoinder, the ld.AR for the assessee did not dispute the proposition put forth by the ld. DR for restoring this issue to the file of the AO for de novo adjudication.

3.5 I have heard both parties and perused and carefully considered the material on record including the judicial decisions cited and the orders of the authorities below. Taking into consideration the facts and circumstances of the case and the judicial decisions cited, I find that the issue for consideration is squarely covered by the orders of the Bengaluru ITAT in the cases of Arvind Kumar Moolchand (supra) and Pukhraj Hasmukhlal (supra). Following the aforesaid orders (supra), I set aside the orders of the AO and restore the matter of treatment of profit declared on sale of shares claiming exempt u/s 10(38) of the Act to the file of the AO to re-adjudicate the issue afresh; after making available to the assessee for her rebuttal all documents relied upon by Revenue for making the additions/disallowances and providing adequate opportunity to the assessee for cross-examination of persons whose statements are being relied upon. It is accordingly ordered.

4. In the result, the assessee's appeal for assessment year 2015-16 is allowed for statistical purposes.

Order pronounced in the open court on 05th October, 2018 Sd/ (JASON P BOAZ) ACCOUNTANT MEMBER Place : Bengaluru.

D a t e d : 05/10/2018 srinivasulu, sps Copy to :

1 Appellant 2 Respondent 3 CIT(A) 4 CIT 5 DR, ITAT, Bangalore.
6 Guard file By order Senior Private Secretary Income-tax Appellate Tribunal Bangalore