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 1, Cited by 5]

Gujarat High Court

Commissioner Of Income Tax vs Mahendra N. Shah on 20 October, 2005

Equivalent citations: (2006)200CTR(GUJ)18, [2006]280ITR462(GUJ)

JUDGMENT
 

D.A. Mehta, J.
 

1. The Tribunal, Ahmedabad Bench "C", has referred the following question under Section 256(1) of the IT Act, 1961 (the Act), at the instance of the CIT:

Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the assessee was entitled to a deduction of a sum of Rs. 3,45,000 as business loss, etc. ?

2. The assessment year is 1986-87 and the relevant accounting period is S.Y. 2041. The assessee entered into a contract for importing dates from one M/s Popular Trading Establishment of Dubai. For this purpose, a letter of credit with Union Bank of India, Porbandar, had been opened. The Dubai party presented false documents and collected money without loading and dispatching the corresponding quantity of dates. The assessee, therefore, initiated efforts to recover money from the Dubai party. Through a common acquaintance, one Shri B.V. Shah, the Dubai party could be traced and Shri B.V. Shah forwarded two post-dated cheques which were not honoured. Therefore, the assessee claimed a sum of Rs. 3,45,000 as a business loss.

3. The AO disallowed the same on the ground that the official of the bank through whom the transactions had been effected should have been careful to check before releasing the relevant amount in favour of Dubai party, that the shipping documents were correct and genuine. The AO further took note of the fact that the assessee had filed a civil suit against the bank claiming that the bank was not entitled to recover any sum of money from the assessee.

4. The assessee carried the matter in appeal and the Dy. CIT(A) allowed the appeal holding that the loss had been incurred in the course of business. The Revenue carried the matter in appeal before the Tribunal, but the Tribunal dismissed the appeal of Revenue upholding the decision of Dy. CIT(A).

5. Mrs. M.M. Bhatt, learned standing counsel appearing on behalf of the applicant-Revenue, vehemently reiterated the reasons which weighed with the AO to submit that the Tribunal had committed an error in confirming the order of Dy. CIT(A). It was submitted that in the eventuality of the assessee succeeding in the civil suit against the bank, the assessee would not be required to make any payment and would get deduction if the loss is allowed in the year under consideration.

6. Mr. Sunil B. Parikh, learned advocate appearing on behalf of the respondent, resisted the reference and submitted that there was no error committed by the Tribunal so as to warrant interference. He pointed out that, as a matter of fact, the assessee had failed in the suit filed against the bank and hence the apprehension of Revenue of getting double benefit was misplaced.

7. As can be seen from the order of the Tribunal it has recorded as a matter of fact, that there is evidence in the form of telegrams, correspondence as well as assessee's attempt through Consulate General of India to recover the money, but in vain. That two post-dated cheques received from intermediary had not been honoured and the assessee had not received anything against the amount which was collected by Dubai party by retiring letter of credit. The Tribunal has also noted the fact that the bank official had been summoned and examined by the AO, but behind the back of the assessee and in the circumstances, the said evidence could not be considered.

8. The Tribunal has further recorded the following findings of facts:

(i) That assessee had in fact suffered a loss to the tune of Rs. 3,45,000;
(ii) The loss related to the business, came to the knowledge in the year under consideration;
(iii) Contention that the transaction was not genuine was not even the case of the AO because the AO himself had observed in the assessment order that a fraud had been committed by Dubai party by presenting false shipping documents;
(iv) In face of the correspondence and telegrams on record the assessee had prima facie established incurring of loss, but the Revenue had failed to discharge the onus which was clearly on Revenue to show that the transaction was not genuine.
(v) That the AO had placed undue emphasis on the lapse committed by the bank official but the said fact cannot wipe out the loss incurred by the assessee.

9. In light of the aforesaid findings recorded by the Tribunal while concurring with the view expressed by Dy. CIT(A), it is apparent that the impugned order of the Tribunal does not suffer from any infirmity. In fact, the entire issue is based on facts and appreciation of evidence without involving any question of law.

10. The Tribunal was thus right in holding that the assessee was entitled to deduction of sum of Rs. 3,45,000 as business loss. The question, therefore, is accordingly answered in the affirmative i.e., in favour of the assessee and against the Revenue.

11. The reference stands disposed of accordingly. There shall be no order as to costs.