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 5, Cited by 1]

Income Tax Appellate Tribunal - Hyderabad

M/S. Madhupala Estates Pvt.Ltd, ... vs Department Of Income Tax on 24 January, 2014

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                    HYDERABAD BENCH 'A', HYDERABAD

      BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
       AND SMT. ASHA VIJAYARAGHAVAN, JUDICIAL MEMBER

     S.No.      ITA No.      AY            Appellant          Respondent
      1 to       1663,      2003-      Income Tax          M/s Madhupala
       3        1664, &      04,       Officer, Ward -     Estates (P) Ltd.,
               1665/H/10   2004-05     16(1),              Hyderabad.
                              &        Hyderabad.          PAN -
                           2005-06                         AACCM3943R
     4 & 5      2055 &     2005-06     M/s Madhupala       Income Tax
               2078/H/11      &        Estates (P) Ltd.,   Officer, Ward -
                           2006-07     Hyderabad.          16(1),
                                       PAN-                Hyderabad.
                                       AACCM3943R
       6       110/H/10    2002-03           -do-                 -do-


                      Assessee by:     Sri A. Sriniwas
                      Revenue by:      Sri P. Soma Sekhar Reddy

                   Date of hearing:    24/01/2014
           Date of pronouncement:      12/02/2014

                                      O RDE R


PER CHANDRA POOJARI, AM:

All these appeals are pertaining one assessee, preferred by the assessee as well as the Revenue directed against separate orders of the CIT(A) for the assessment years 2002-03 to 2006-07.. Since the facts and issues are common in these appeals, they were clubbed and heard together, therefore, a common order is passed for the sake of convenience.

ITA NOS. 2005 & 2078/Hyd/2011 by the assessee for AY 2005-06 & 2006-07

2. On perusal of record, we find that there is a delay of 354 days in filing the appeal in ITA No. 2055/Hyd/2011 and 53 days delay in filing the appeal in ITA No. 2078/Hyd/2011.

2

ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

3. As regards the delay in filing the appeal with respect to the appeal in ITA No. 2055/Hyd/2011, the assessee filed an affidavit wherein it had explained the reasons for the delay, which are extracted below:

"a. The appellant had filed appeals for AY 2003-04, 2004-05 and 2005-06 before the CIT(A)-V, Hyderabad.
b. The grounds for all the 3 years were common, except for the AY 2005-06 wherein there was another ground in addition to the common grounds in all the 3 years.
c. The orders for the 3 years were received on the same date.
d. Our AR after going through the order concluded that as appeals have been allowed in favour of the appellant no further appeal need to be preferred.
e. While doing so the AR overlooked the fact that for the AY 2005-06 there was an additional ground on which an appeal had to be preferred.
f. It was some time in November 2011, it was noticed that the additional ground was not agitated upon. This fact came to light when the order for AY 2006-07 was received around that time.
g. Immediately on noticing the error the appellant filed an appeal before the Hon'ble Income Tax Tribunal.
3.1 As regards the delay in filing the appeal in ITA No. 2078/Hyd/2011, the assessee has also filed an affidavit wherein it was affirmed that the AR has given wrong advice and because of that reason there was delay in filing this appeal.
4. It is observed that nothing has been brought on record by the assessee with regard to the fact that which counsel has advised the assessee as stated in the affidavit and there is no affidavit or letter from the concerned counsel, who has wrongly advised the assessee. The law assists those who are vigilant, not those who sleep over their rights. The delay cannot be condoned simply because the assessee's case is hard and calls for sympathy or merely out of benevolence to 3 ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.
the party seeking relief. In granting the indulgence and condoning the delay, it must be proved beyond the shadow of doubt that the assessee was diligent and was not guilty of negligence, whatsoever. The sufficient cause within the contemplation of the limitation provision must be a cause which is beyond the control of the party invoking the aid of the provisions. The cause for the delay in filing the appeal, which by due care and attention, could have been avoided, cannot be a sufficient cause within the meaning of the limitation provision. Where no negligence, or inaction, or want of bona fides can be imputed to the assessee, a liberal construction of the provisions has to be made in order to advance substantial justice. Seekers of justice must come with clean hands. In the present case, as stated in the affidavit, the reasons advanced by the assessee are not supported by any cogent evidence and hence, we decline to condone the delay in filing the aforesaid appeals of the assessee on the ground that the assessee was not able to establish that it has prevented by a reasonable cause in filing these appeals belatedly. Accordingly, these two appeals of the assessee are dismissed in- limine.
5. In the result, both the appeals of the assessee in ITA No. 2055 & 2078/Hyd/2011 are dismissed.
ITA NOS. 1663, 1664 & 1665/Hyd/2010 by the revenue for AYs. 2003- 04, 2004-05 and 2005-06
6. The 1 st common ground in these three appeals are as follows:
"The learned CIT(A) ought to have confirmed the addition made by the Assessing Officer, who has completed reassessment basing on the facts of payment an excess of Rs. 20,000/- made towards the purchases, commission to brokers and land/site development charges and on assessee's failure to adhere the provisions of section 40A(3), 20% of expenses in respect of the purchases, commission to brokers and land/site development charges claimed by the assessee for said year are disallowed."
4

ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

7. To dispose of this ground, we consider the facts from AY 2003- 04 in ITA No. 1663/hyd/2011. 7.1 During the course of assessment proceedings, the Assessing Officer found that the assessee had made payments to landlords, land owners and brokers in excess of Rs. 20,000/- in cash. The Assessing Officer accordingly disallowed 20% of the expenses in respect of purchases, commission to brokers and land side development charges u/s 40A(3) and made an addition of Rs. 70,21,766/-.

7.2 On appeal, before the CIT(A), the assessee filed written submissions. It was agreed to by the assessee that certain payments were made to various people in cash in excess of Rs. 20,000/-. With regard to farmers, it was also admitted that payments were made to them regarding land purchases in cash. However, it was contended that the farmers do not have bank accounts and therefore these transactions should be exempted from the addition u/s 40A(3). The following annexure was provided by the assessee with regard to violation u/s 40A(3):

"The details of the payments made in cash exceeding Rs. 20,000/- per transaction towards land development are as per the statement given below. This is as per the books of accounts of the assessee:
      S.No.   Date      Details                     Amount (Rs.)
        1     06/05/02  Commission     paid      to      20,120/-
                        Sricharan
        2     20/06/02  Commission     paid      to      24,256/-
                        Sricharan
        3     30/11/02  Paid to K.P. Raju Site           30,000/-
                        Development     (Company
                        employee)
        4     11/12/021 Commission paid to Padma         20,466/-
                        Rao
        5     23/01/03  Commission  paid    to   J.      30,320/-
                        Narayana
                                              Total    1,25,162/-
                                    5
ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.
Note: the payments made to land lords or consider as land advances in the year in which the payment is made and taken to the land lord account. The land account is debited and written off to the profit and loss account in the year of registration.
For the assessment year 2003-04 the amount debited to land a/c as per profit and loss a/c Rs. 14,71,700/-.
Loan Account 14,71,000/-"
7.3 The CIT(A) after considering the submissions of the assessee and referring to the provisions of section 40A(3), held as follows:
"5.2.1 From the above, I find that the mandate of section 40A(3) is to identify the specific violations and add them. Therefore, in principle, I do not agree with the action of the Assessing Officer on arbitrary estimations. On the other hand, I find that the appellant, as per the annexure quoted above, has clearly identified the violations. With respect to the commission paid to various persons amounting to Rs. 1,25,162/- there is no dispute because these violations have been admitted by the appellant. However, the appellant has also admitted to the violations with respect to the land payments amounting to Rs. 14,71,000/-. In this respect, I do not agree with the argument of the appellant that all farmers were illiterate and did not have any access to any bank. These days bank branches are available in almost all villages. Moreover, specific facts have to be substantiated by the appellant, which has not been done. Accordingly, I hold that even with respect to payments pertaining to purchase of land, the violations u/s 40A(3) should be added back.
5.3 Given the above facts and circumstances, Rs. 14,71,000/- and Rs. 1,25,162/- are to be added back u/s 40A(3). Therefore, additions to this extent are confirmed on this issue and the appellant gets relief accordingly."

8. Aggrieved by the order of the CIT(A), the revenue is in appeal before us.

9. We have heard the arguments of both the parties, perused the record and have gone through the orders of the authorities below. In this case, the Assessing Officer estimated the quantum liable for disallowance u/s 40A(3) and he has not specified particular item which attracts the provisions of section 40A(3). In our considered view, the Assessing Officer shall specify and pin point each item in 6 ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

respect of which provisions of section 40A(3) are attracted and to disallow the same and if there are any exceptions mentioned in Rule 6DD not applicable to the payments. Accordingly, the entire issue relating to section 40A(3) dealt by the revenue authorities is restored to the file of the Assessing Officer for fresh consideration in all the three appeals under consideration. This ground in all the three appeals is allowed for statistical purposes.

10. Ground No. 4 in ITA No. 1664/Hyd/2011 for AY 2004-05 is as follows:

"The learned CIT(A) ought to have confirmed the addition made by the Assessing Officer, who has completed the reassessment proceedings and made an addition of Rs. 37,13,702/- as undisclosed receipts which the assessee failed to explain/produce with evidence to have been reflected in its books of account."

11. During the course of assessment proceedings, the Assessing Officer asked the assessee to explain the transaction relating to 'Receipts against sale of plots to various customers in different projects-lakshmi mega Township, LMC-1 & II(Lakshmi Mega City), LTC (Lakshmi Thirumala City), LMR and Maha City" along with relevant documents and accounts. The Assessee did not produce any document/accounts in respect of the above transaction. The attention of Sri. S. Suresh, the Director of the assessee company was drawn and explanation sought during the proceeding u/s 131 on 30/12/2009. The extract of the same is reproduced below:

"Q.6: Your attention is drawn to the loose sheet Nos. 4-11 contained in Folder labelled as B forming part of the materials impounded during the course of survey-relating to "Receipts against sale of plots to various customers in different projects- lakshmi mega Township, LMC-1 & II(Lakshmi Mega City), LTC (Lakshmi Thirumala City), LMR and Maha City" Please explain the transaction along with the relevant accounts and documents.
Ans.: The receipts from the various customers is taken by the company on a day to day basis. These are entered into the individual ledger of the customers. The total of the receipts pertaining to a day is entered into the bank book / cash book as 7 ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.
a single figure for the day since the number of parties could be around 40 to 50 in a day. Since the cash book reflects a single amount, it is not possible for us to show you the individual break up at this point of time.
Q.7: I draw attention to the Annexure to sworn statement recorded by the DDIT (inv) on 14/01/2005 where it is found by the DDIT that the receipts in respect of the above projects were not found recorded in your books and the same is certified by you. Please explain the same.
Ans.: As explained in answer to Question 4 above, we submit that point of time also, we were unable to show each and every transaction for the reason recorded therein. However, we inform you that the company does record all the amounts received from the customers since the sale consideration is received over a period of upto 60 months and it isimperative for the company to maintain details of all the receipts from all the customers."

11.1 After considering the explanation of the Director, the Assessing Officer observed that in view of the failure of the assessee to show during the proceeding that the transaction under reference is duly reflected in its books and failure to produce any another document like ' sale deed', the amount of Rs. 37,13,702/- as quantified from the impounded material is added to the total income of the company.

12. On appeal, before the CIT(A) the assessee stated that a survey operation was conducted on the assessee company on 07/11/2005 u/s 133A of the IT Act. It was stated that the assessee is in the business of real estate development and it sells plots of land to various customers for which payments are received in advance. It was further stated there are over 10,000 customers and everyday payments are received from 40 to 50 members. Rather than entering each and every separate entry in the cash book a consolidated entry is made in the cash book where as separate ledger accounts for each customer are also maintained. The assessee did not produce the relevant books of account during appeal proceedings, but stated that the very entry in the impounded document is titled 'Receipts against sale of plots to various customers in different projects-lakshmi mega 8 ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

Township, LMC-1 & II(Lakshmi Mega City), LTC (Lakshmi Thirumala City), LMR and Maha City". It was further stated that these receipts and reflected in the balance sheet as advance under the head "loans and advances."

12.1 After considering the submissions of the assessee, the CIT(A) observed that it is not the case of the Assessing Officer that all the aforementioned receipts are unaccounted and the Assessing Officer has merely stated that the final figures do not tally and that the Director could not tally each and every entry during the course of his statement recorded u/s 131 on 30/12/2009. The CIT(A) further observed that given the number of transactions, it is not always possible for a Director to tally all the totals during the recorded statement u/s 131. Moreover, the Assessing Officer has not brought anything on record to show that the assessee was selling plots outside the books and that the entries in question pertained to sale of plots outside the books. In view of the above observations, the CIT(A) directed the Assessing Officer to verify the entries from the ledger accounts and relate them with cash book entries and to the extent that the assessee is able to tally the entries, the addition is to be deleted.

13. Aggrieved, the revenue is in appeal before us.

14. We have heard the arguments of both the parties, perused the record and have gone through the orders of the authorities below. The CIT(A) gave a categorical finding that given the number of transactions, it is not always possible for a Director to tally all the totals during the recorded statement u/s 131 and moreover, the Assessing Officer has not brought anything on record to show that the assessee was selling plots outside the books and that the entries in question pertained to sale of plots outside the books. He accordingly, remitted the issue to the file of the Assessing Officer to verify the 9 ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

entries from the ledger accounts and relate them with the cash book entries and to the extent that the assessee is able to tally the entries, the addition is to be deleted. Therefore, we do not find any infirmity in the order of the CIT(A) and accordingly, we uphold the order of the CIT(A) and dismiss the ground raised by the revenue in this regard.

15. In the result, appeals in ITA No. 1663 & 1665/Hyd/2011 are allowed for statistical purposes and the appeal in ITA No. 1664/Hyd/2011 is partly allowed for statistical purposes.

ITA NO. 110/HYD/2010 by the assessee for AY 2002-03

16. In this appeal, the assessee has raised the following grounds of appeal:

"1. The order of the Assessing Officer is contrary to law, facts and circumstances of the case.
2. The Assessing Officer erred in making additions of Rs. 35,00,000/- u/s 69 of the Act, when in reality the same was in the nature of advance and reflected in the accounts.
3. The Assessing Officer erred in making additions of Rs. 2,58,65,160/- u/s 69 of the Act, when in reality the same was in the nature of advance.
4. The Assessing Officer erred in making additions of Rs. 19,00,000/- u/s 69 of the Act, when in reality the same was in the nature of advance.
5. The CIT(A) erred in sustaining the above additions made by the Assessing Officer.
6. The CIT(A), ought not to have decided the case exparte."

17. Briefly the facts of the case are that the assessee is a private limited company filed its return of income declaring an income of Rs. 24,58,670/-. The Assessing Officer completed the assessment u/s 143(3) r.w.s. 147 of the Act by making following additions:

10
ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.
1. Payment made to Sri M. Rami Reddy and others u/s 69 of the Act - Rs. 35,00,000/-
2. Payment made to Sri Rami Reddy for purchase of land u/s 69
- Rs. 2,58,65,160/-.
3. Payment made for purchase of land at Shamshabad u/s 69 -

Rs. 19,00,000/-.

17.1 According to the assessee, the assessee had made land advance and even though the same were reflected in the books of account, the Assessing Officer chose to disbelieve the same and added the above payments u/s 69 of the Act.

17.2 When the matter carried before the CIT(A), since the AR of the assessee did not appear before the CIT(A), the CIT(A) dismissed the appeal of the Assessing Officer based on the submissions made in the statement of facts by passing ex-parte order.

18. Before us, the learned AR of the assessee contended that the learned CIT(A) has passed ex-parte order confirming the order of the Assessing Officer and, therefore, the issues in dispute may be remitted back to the file of the CIT(A) for deciding the same on merits.

19. The learned DR, on the other hand, has not controverted the submissions of the assessee.

20. After hearing the parties and perusing the record, in the interest of natural justice, the request of the assessee is considered and the appeal is remitted back to the file of the CIT(A) with a direction to decide the issues in dispute on merits and in accordance with law after providing reasonable opportunity of hearing to the assessee.

21. In the result, the appeal in ITA No. 110/Hyd/2010 is allowed for statistical purposes.

11

ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

22. To sum up, appeals of revenue in ITA Nos. 1663, & 1665/Hyd/2010 are allowed for statistical purposes, appeal in ITA No. 1664/Hyd/2010 is partly allowed for statistical purposes, appeals of Assessee in ITA Nos. 2055 & 2078/Hyd/11 are dismissed and appeal in ITA No. 110/Hyd/2010 is allowed for statistical purposes.

Pronounced in the open court on 12/02/2014.

                 Sd/-                                 Sd/-
        (ASHA VIJAYARAGHAVAN)                   (CHANDRA POOJARI)
           JUDICIAL MEMBER                     ACCOUNTANT MEMBER

       Hyderabad, dated 12/02/2014.
       kv

       Copy forwarded to:

1. M/s Madhupala Estates Pvt. Ltd., 11-3-113/12/A, R.K. Puram, Kothapet, Hyderabd.

2. DCIT, Circle - 16(2), Hyderabad.

3. CIT(A)-V, Hyderabad

4. CIT-IV, Hyderabad

5. The DR, ITAT, Hyderabad S.No Description Date Intls

1. Draft dictated on Sr.P.S./P.S

2. Draft placed before author Sr.P.S/PS 12 ITA Nos. 1663-65 & 110/H/10 & 2078 & 2055/H/11 M/s Madhupala Estates Pvt. Ltd.

     Draft   proposed   &   placed                                JM/AM
3    before the second Member
4    Draft discussed/approved by                                  JM/AM
     second Member
5    Approved Draft comes to the                                  Sr.P.S./P.S
     Sr.P.S./PS
6.   Kept for pronouncement on                                    Sr.
                                                                  P.S./P.S.
7.   File sent to the Bench Clerk                                 Sr.P.S./P.S
8    Date on which file goes to the
     Head Clerk
9    Date of Dispatch of order