Income Tax Appellate Tribunal - Mumbai
Girdharilal Agrawal, Mumbai vs Asst Cit Rg 12(3), Mumbai on 31 May, 2017
आयकर अपीलीय अधिकरण, मुंबई न्यायपीठ 'जी', मुंबई ।
IN THE INCOME TAX APPELLATE TRIBUNAL "G", BENCH, MUMBAI
सर्व श्री राजेन्द्र, लेखा सदस्य, एवुं , राम लाल नेगी न्यायिक सदस्य के समक्ष
BEFORE SHRI RAJENDRA, AM AND SHRI RAM LAL NEGI, JM
आिकर अपील सं ./ITA No. 2979/Mum/2015
(धििाा रण वर्ा / Assessment Year: 2006-07)
Shri Girdharilal Agrawal, Vs. The Assistant Commissioner
302, Vikas Building 11, of Income Tax Range 12(3),
Bank Street Fort, Room No. 435, 4th Floor,
Mumbai - 400001 Aayakar Bhavan,
M.K. Road,
Mumbai - 400020
स्थािी ले खा सं ./जीआइआर सं ./PAN/GIR No. : AABPA1275E
(अपीलाथी /Appellant) .. (प्रत्यथी / Respondent)
यनर्ाव ररती की ओर से /Assessee by : None
राजस्व की ओर से /Revenue by : Ms. Arju Garodia (DR)
सुनर्ाई की तारीख / Date of Hearing : 23/05/2017
घोषणा की तारीख/Date of Pronouncement: 31/05/2017
आदे श / O R D E R
PER RAM LAL NEGI, JM
This appeal has been preferred by the assessee against order dated 06/02/2015 passed by the Ld. CIT (A), 28, Mumbai pertaining to the Assessment Year 2006-07, whereby the Ld. CIT(A) has dismissed the appeal filed by the assessee against assessment order dated 26/03/2013 passed u/s 143 (3) read with section 254 of the Income Tax Act, 1961 (for short 'the Act').
2. Brief facts of the case are that the assessee a sole Proprietor carrying on the business of trading in Steel bars and structured steels in the name of M/s Girdharilal Agrawal & Company, stockiest for major steel products and having Finance Division in the name of M/s 2 ITA No. 2979/MUM/2015 Assessment Year: 2006-07 GL Consultants, filed its return of income for the A.Y. 2006-07 declaring the total income of Rs. 13,44,73,126/-. The assessment u/s 143 (3) was completed after making disallowance of RS. 23,33,698/- u/s 14A read with Rule 8D of the Income Tax Rules. In appeal, the CIT(A) upheld the addition against which the assessee filed second appeal before the ITAT. The ITAT after hearing the assessee set aside the matter back to the AO to find out reasonable method of disallowance u/s 14A since rule 8D was applicable only from the A.Y. 2008-09. Accordingly, the AO passed the assessment order and restricted the disallowance u/s 14A at Rs. 9,80,425/-. The assessee challenged the order however, the Ld. CIT (A) dismissed the appeal holding that the order passed u/s 143 (3) r.w.s. 254 has been passed by the AO in accordance with the directions of the ITAT. Against the said order, the assessee is in appeal before the Tribunal on the following effective grounds of appeal:
1. "The learned Commissioner of Income Tax (Appeals) erred in confirming the proportionate interest disallowance of Rs.
9,80,425/- u/s. 14A of the Income-tax Act, 1961. Your appellant submits that the said disallowance is not warranted and that the same be deleted.
Without prejudice to the above, your appellant submits that the disallowance is excessive and the same is required to be reduced substantially.
2. Your appellant further reserves the rights to add, amend or alter the aforesaid grounds of appeal as they may think fit by themselves or by their representatives."
3. This case was fixed for hearing for today. However, when the case was called for hearing none appeared on behalf of the assessee. We notice that since the registration of this appeal the assessee never 3 ITA No. 2979/MUM/2015 Assessment Year: 2006-07 appeared before the Tribunal. Three successive notices sent through RPAD have returned back undelivered as the assessee was not found at the given address. We further observed that the notices were sent on the address mentioned in Form 36 of the Memorandum of Appeal. Hence we are convinced that no fruitful purpose would be served in case fresh notice is sent to the assessee. Accordingly, we decided to dispose of the appeal on the basis of material on record after hearing the departmental representative. Accordingly, we asked the departmental representative to argue its case.
4. The Ld. departmental representative relying on the concurrent findings of the authorities below submitted that the Ld. CIT (A) has rightly confirmed the disallowance made by the AO and there is no merit in the assessee's appeal.
5. We have perused the material on record. We notice that the AO has passed the order u/s 143(3) r.w.s. 254 in accordance with the directions of the co-ordinate Bench. The AO has calculated the proportionate interest disallowance on the basis of evidence on record. The Ld. CIT(A) has confirmed the same holding that the funds of the assessee are mixed and the assessee has failed to demonstrate during the assessment proceedings or during the appellate stage that the source of funds for the investment was interest free funds in the form of capital and reserves. The Ld. CIT(A) has held that the assessee has failed to demonstrate that sufficient interest free funds were available with it in the form of capital and reserves for making investments for earning exempt income. Under these circumstances we have no reason to interfere with the order passed by the Ld. CIT(A).
4 ITA No. 2979/MUM/2015Assessment Year: 2006-07
6. Since, no evidence was brought to our notice to establish that the impugned order is perverse, we are inclined to agree with the Ld. CIT(A). Hence, we uphold the order passed by the Ld. CIT(A) and dismiss the appeal of the assessee.
In the result, appeal filed by the assessee for assessment year 2006-2007 is dismissed.
Order pronounced in the open court on 31st May, 2017.
Sd/- Sd/-
(RAJENDRA) (RAM LAL NEGI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
मुंबई Mumbai; यदनां क Dated: 31/05/2017
Alindra, PS
आदे श प्रधिधलधप अग्रेधर्ि/Copy of the Order forwarded to :
1. अपीलाथी / The Appellant
2. प्रत्यथी / The Respondent.
3. आिकर आिुक्त(अपील) / The CIT(A)-
4. आिकर आिुक्त / CIT
5. यर्भागीि प्रयतयनयर्, आिकर अपीलीि अयर्करण, मुंबई / DR, ITAT, Mumbai
6. गार्व फाईल / Guard file.
आदे शािसार/ BY ORDER, सत्यायपत प्रयत //True Copy// उप/सहायक पुंजीकार (Dy./Asstt. Registrar) आयकर अपीलीय अधिकरण, मुंबई / ITAT, Mumbai