Income Tax Appellate Tribunal - Chennai
Acit Central Circle 2(1), Chennai vs Arvinda Nandagopal, Chennai on 13 March, 2020
आयकर अपील य अ धकरण, 'बी' यायपीठ, चे नई
IN THE INCOME TAX APPELLATE TRIBUNAL , 'B' BENCH, CHENNAI
ी इंटूर रामा राव, लेखा सद य एवं ी धु वु आर.एल रे डी, याियक सद य के सम
BEFORE SHRI INTURI RAMA RAO, ACCOUNTANT MEMBER AND
SHRI DUVVURU RL REDDY, JUDICIAL MEMBER
आयकर अपील सं./I.T. A.No.1468, 1469 & 1470/Chn y/2018
( नधारण वष / Assessm ent Year: 2011-12 t o 20 13-14)
The Asst. Commissioner of Vs Shri Arvinda Nandagopal,
Income Tax, No.6, 6th Street, Rutland Gate,
Corporate Circle - 21), Chennai - 600 006.
Chennai.
P AN: AAFPA6259G
(अपीलाथ /Appellant) ( यथ /Respondent)
अपीलाथ क ओर से/ Appellant by : Shri Srinivasa Rao, CIT
यथ क ओर से/Respondent by : Shri K.M. Mohandass, CA
सुनवाई क तार ख/D at e o f h e ar ing : 23.01.2020
घोषणा क तार ख /D at e o f Pr o no un c e m en t : 13.03.2020
आदे श /O R D E R
PER INTURI RAMA RAO, ACCOUNTANT MEMBER:
These appeals are filed by the Revenue directed against the common order of the Commissioner of Income Tax (Appeals)-18, Chennai, (in short 'CIT(A)') dated 25.01.2018 for the Assessment Years 2010-11 to 2012-13. Since common issues involved in these appeals, we heard all the appeals together and disposing the same vide this common order.
2 I.T.A. Nos. 1468 to 1470/Chny/2018
2. The brief facts of the case are as under:
The respondent assessee namely Shri Aravind Nandagopal is an individual and Director in M/s. Sagar Sugars and Allied Products Ltd., and M/s. Mohan Breweries and Distilleries Ltd and he derives income under the head 'income from salaries' and 'income from other sources'. The return of income for the assessment years 2010-11, 2011-12 & 2012-13 were filed on 27.07.2010, 29.07.2011 & 18.05.2012 disclosing income of Rs.36,04,585/-, Rs.34,44,300/- & Rs.35,59,40,700/- respectively.
3. The search and seizure operations were conducted in the residential premises of one Shri L.S. Vishnu Prasad. During the course of search in the case of said person, cash of Rs.35 crores was found and seized. The said Shri L.S.Vishnu Prasad stated that the money belonged to his brother-in-law namely Shri Arvind Nandagopal, who is respondent assessee before us. Based on this statement, search and seizure action U/s.132 of the Income Tax Act, 1961 (in short 'the Act') was conducted in the residential premises of the respondent assessee on the very same day i.e., 12.05.2012. During the course of search, the respondent assessee had accepted and owned up the cash found in the case of Shri L.S. Vishnu Prasad. 3 I.T.A. Nos. 1468 to 1470/Chny/2018 A statement U/s.132(4) of the Act was made by the respondent assessee before DDIT (Inv.) disclosing income of Rs.200 crores out of which Rs.100 crores was offered in his individual hands as under:-
Sl.No. Asst. Year Amount in Rs.
1. 2010-11 20,00,00,000
2. 2011-12 45,00,00,000
3. 2012-13 35,00,00,000
Total 100,00,00,000
and another sum of Rs.100 crores was offered in the hands of the company. This was the tentative offer. During the course of search, certain loose sheets were seized vide annexure ANN/VJ/AN/LS-1 and annexure ANN/VJ/AN/LS-2. Among other loose sheets, two loose sheets page numbered 11 and 12 were also seized. Finally, the disclosure was reduced to Rs.150 crores, out of which Rs.100 crores was admitted in the individual hands of the respondent assessee and the balance of Rs.50 crores was offered in the hands of M/s.Mohan Breweries and Distilleries Limited.
"3.4.2. The balance Rs.50 Crores was offered across two assessment years in the hands of M/s. Mohan Breweries and Distilleries Ltd. It is tabulated below:
Sl.No. Asst. Year Amount in Rs.
1. 2009-10 31,86,68,650
2. 2010-11 18,13,31,350
4 I.T.A. Nos. 1468 to 1470/Chny/2018
Total 50,00,00,000
The assessee also disclosed the manner and the source of deriving the undisclosed income which was explained by stating that the undisclosed income was derived by way of commission received on purchase of bottles. The amount of undisclosed income was calculated vide Para 3.2 of the assessment order.
3.1 The Assessing Officer had categorically given finding vide para 3.6 of the assessment order that except the admission made by the respondent assessee, there was no incriminating material found suggesting the existence of undisclosed income of Rs.100 crores in individual hands.
3.2 It is further stated that the undisclosed income was offered to tax on receipt basis over period of three assessment years namely 2010-11, 2011-12 & 2012-13. This submission of the assessee is disputed by the Assessing Officer by taking note of the fact that the respondent assessee took over charge as Director of M/s. Mohan Breweries and Distilleries Ltd. only on 01.10.2011, and therefore, the AO drew inference that there was no possibility of earning income 5 I.T.A. Nos. 1468 to 1470/Chny/2018 prior to that date and therefore he proceeded with assessment on the basis that the entire amount disclosed should be assessed to tax for the assessment year 2012-13. During the course of assessment proceedings, the AO found that the respondent assessee made the following investments, which are disclosed in the books of account:-
Sl.No. Investment Amount Assessment year
1 Nandha Energy Limited 14,36,99,472 2011-12
2 Share Application money 5,66,64,054* 2012-13
with Mother Mira Industries
Limited
3 Loan to Mother Mira 17,02,00,000 2012-13
Industries Ltd through Sintex
4 Jewellery 1,13,20,485 2012-13
Total 38,18,84,011
*Though the assessee claimed that he invested Rs.5,66,64,054 in Mother Mira Industries Ltd. On verification of details forwarded by the DCIT Central Circle 2(2), Chennai it was found that the assessee had deposited Rs.7,32,18,000 by cash in the Bank Account of State Bank of Patiala (A/c No.55101563915) of M/s. Mother Mira Industries Limited. The AO had called upon the assessee to explain the source for the above investments, in response to which the assessee submitted that the above investments were made out of the undisclosed income declared U/s.132(4) of the Act. The AO had not accepted the above explanation and proceeded with framing the assessment by assessing the entire undisclosed income of Rs.100 crores for the assessment year 2012-13. Further, the AO made additions of the 6 I.T.A. Nos. 1468 to 1470/Chny/2018 above investments holding that the sources of the above investments remain undisclosed in the respective assessment years. The AO also made addition on the income offered by the assessee for the assessment years 2010-11 and 2011-12 on protective basis.
4. Being aggrieved by the above assessment order, an appeal was preferred before the CIT(A), who vide impugned order upheld the addition of amount Rs.65 crores for the assessment year 2012- 13 by holding that there was no evidence found as a result of search action except the statement made by the assessee. However, the Ld.CIT(A) confirmed the protective addition made for the assessment years 2010-11 and 2011-12 on substantive basis. The CIT(A) also deleted the additions of unexplained investments by holding that sufficient cash was available to make those investments and the Department had failed to examine persons with whom the undisclosed income was lying.
5. Being aggrieved by the decision of the Ld.CIT(A), the Revenue is in appeals before us challenging the correctness of decision of the Ld.CIT(A). The Ld.DR vehemently contented that the Ld.CIT(A) ought not have held that the respondent assessee earned 7 I.T.A. Nos. 1468 to 1470/Chny/2018 undisclosed income prior to the assessment year 2012-13, CIT(A) ought not have deleted the addition made towards explained investments, in as much as, the investments were made prior to the assessment year 2012-13, placing reliance on the statements of the assessee and the seized material found in page 11 & 12. Thus, it is argued that cash of Rs.100 crores was available as on 31.03.2012. The sum and substance of the arguments of the Ld.CIT DR is that when the cash generated out of undisclosed income was available as on 31.03.2012 with the assessee, the benefit of telescoping the addition of undisclosed income against the addition towards unexplained investment cannot be granted. He had also taken us through the seized material which is extracted below:
Sl.No. Date Party's Name Amount Remarks
(Rs.)
1 21.03.12 JBA 10000000
2 RA 10000000
3 Devendran 10000000
4 A&A 10000000
5 Sujai 10000000
6 R.S. Export 1000000
7 Mrs. Chairman 466000
8 22.03.12 MBDL HO 2000000 MMIL SBI-SBP
9 MMIL 1500000 SBP-MBDL Glass
10 Mahalingapuram 50000000
11 23.03.12 Mira 10000000
12 G Tech 20500000
13 RTC 10000000
14 Umidiyar 50000000
15 RA 10500000
8 I.T.A. Nos. 1468 to 1470/Chny/2018
16 24.03.12 Sai 10000000
17 Mira 8500000
18 Sivakumar RTC 1000000 24% Interest
19 MMIL 1500000 SBP-MBDL Glass
20 Sujai 10000000
21 26.03.12 Sivakumar RTC 1500000 24% Interest
22 Said 10000000
23 Chola 300000000 20+25-15
24 A&A 10500000
25 27.03.12 Devendran 10000000
26 28.03.12 Golden vat 10000000
27 MMIL 2500000 SBP-MBDL Glass
28 Vepery 20000000
29 A&A 10250000
30 RA 10000000
31 29.03.12 Vepery 40000000
32 SNJ 30000000
33 Vepery 30000000
34 30.03.12 Vepery 70000000
35 MMIL 2400000 Paid 16L
36 Vepery 40000000
37 31.03.12 Vepery 50000000
38 Mahalingapuram 50000000
39
Total 943116000
Balance 56884000
1000000000
Breakup
Box-5 Nos 50000000
Loose Box-1 3435500 Mrs. Chairman
Loose Box-2 3282000 Chairman's room
Shortage 102000
Shortage 64500
56884000
9 I.T.A. Nos. 1468 to 1470/Chny/2018
The Ld.DR further submitted that when the statement recorded U/s.132(4) of the Act is read with the seized material numbered as 11 & 12, it clearly clinches that the cash of Rs.100 crores was available with the assessee on 31.03.2012.
6. On the other hand, the Ld.AR submitted that the entire addition was made by the AO based on the statement recorded U/s.132(4) of the Act. He further contented that no addition can be made merely based on the loose sheets in the absence of any corroborative material. In support of this proposition, he placed reliance on the order of the Hon'ble Supreme Court in the case of Shri V.C. Shukla & Others, (1998) 3 SCC 410 and the decision of the Tribunal in the case of S.P. Goyal vs. Deputy Commissioner of Income Tax, [2002] 82 ITD 85 (Mum), Satnam Singh Chhabra vs. Deputy Commissioner of Income Tax, [2002] 74 TTJ (LKW) 976, S.K. Gupta vs. Deputy Commissioner of Income Tax [1999] 63 TTJ (Del) 532, Prarthana Constructions Pvt. Ltd., vs. Deputy Commissioner of Income Tax, [2001] 70 ITJ (Ahd.) 122.
7. We heard the rival submissions and perused the material available on record. The issues in these group of appeals relates to 10 I.T.A. Nos. 1468 to 1470/Chny/2018 determination of the year in which the undisclosed income disclosed by the assessee U/s.132(4) of the Act, should be assessed to tax i.e., in the assessment year 2012-13 or to be spread over a period of three years, viz., assessment years 2010-11, 2011-12 & 2012-13 as disclosed by the assessee and the second issue revolves around whether or not benefit of telescoping can be allowed in respect of addition of undisclosed income against addition towards unexplained investments which are duly recorded in the books of account.
8. Now, we shall deal with the first issue. Admittedly, no evidence was found suggesting existence of undisclosed income of Rs.100 crores. It is solely based on the admission made by the assessee before DDIT(Inv.) that undisclosed income of Rs.100 crores was assessed to tax for the assessment year 2012-13. It is apparent from the perusal of the assessment order that the assessee also disclosed the manner in which he derived the undisclosed income. It is the contention of the assessee that this undisclosed income was earned over a period of 3 years i.e., during the previous year relevant to the assessment years 2010-11, 2011-12 & 2012-13. The assessee also made a statement that this Rs.100 crores was left with certain parties for safe custody. The contents of seized material 11 I.T.A. Nos. 1468 to 1470/Chny/2018 numbered as page 11 & 12, worthy of consideration in this context. It is settled position of law that no addition can be made merely based on the contents of loose sheets in the absence of any corroborative evidence. Had this question been open before us, we would have proceeded further and decided the issue. The Department had chosen not to examine those parties, with whom the undisclosed income was kept, to find out whether the money was available with them as on date of search nor seized the entire cash of Rs.100 crores except Rs.35 crores in hands of Shri L.S.Vishnu Prasad. Thus, it is evident that there was no corroborative material evidence in support of the existence of undisclosed income except assessee's own sworn statement U/s.132(4) of the Act, there was no further evidence available with the Department.
8.1 When the AO had chosen to make addition based solely on the statement made by the assessee, he cannot pick and chose some part of the statement to suit his convenience for the purpose of making addition. It is settled position of law that the statement made U/s.132(4) of the Act, which is in the nature of admissions should be considered in its entirety. Thus, in the light of the above facts and legal position, the AO was not justified in assessing the entire 12 I.T.A. Nos. 1468 to 1470/Chny/2018 disclosed undisclosed income of Rs.100 crores in the assessment year 2012-13 alone. Though, the Ld.CIT(A) had not given cogent reasons in support of conclusion that undisclosed income should be spread over a period of three assessment years, in view of the above discussion given by us, we are of the considered opinion that the disclosed, undisclosed income should be assessed over a period of 3 years 2010-11, 2011-12 and 2012-13 as offered by the assessee.
9. Now, we shall deal with the next aspect, whether or not the disclosed, undisclosed income can be telescoped with the addition towards unexplained investments recorded in the books of account. The contention of the Ld.CIT DR is that in Annexure 11 & 12, which is extracted herein above vide Para No.5 read with the statement recorded U/s.132(4) of the Act, clearly indicates that the undisclosed income was available with the assessee on 31.03.2012. Therefore, according to the Ld.CIT DR, the benefit of telescoping of addition disclosed, undisclosed income against the additions made towards unexplained investments cannot be granted. Therefore, it is crucial to analyze the contents of the seized material contained in pages 11 & 12 and also the statements made by the respondent assessee U/s.132(4) of the Act. On perusal of the seized material, page No.11 13 I.T.A. Nos. 1468 to 1470/Chny/2018 & 12, it only indicates abbreviated names of certain people, dates and amount. It does not really suggest that the money belonging to the assessee were lying with those people as on the dates mentioned therein. Even the statement made U/s.132(4) of the Act, the respondent assessee had only stated that the cash generated out of the undisclosed income was kept with certain people for safe custody, but nowhere stated that the cash generated out of undisclosed income was lying either with him or with other persons as on the date of search or as on 31.03.2012.
9.1 Thus on the conjoint reading of the statement made U/s.132(4) of the Act, and the seized material annexed in pages 11 & 12, one cannot come to the conclusion that the cash generated out of undisclosed income was physically lying with those people or with him. No doubt, if we were to hold that the cash generated out of undisclosed investments was physically available with assessee or other people as on 31.03.2012, as on date of search then the benefit of telescoping cannot be granted to the assessee.
9.2 Furthermore, it is an admitted fact that the Department had chosen not to examine those parties nor the author of the loose 14 I.T.A. Nos. 1468 to 1470/Chny/2018 sheets. Thus no corroborative evidence was brought on record by the Department. In the absence of any corroborative evidence, the contents in the loose sheets cannot be relied upon as held by numerous decisions. For example, the Hon'ble Madras High Court in the case of CIT vs. P.V. Kalyana Sundaram reported in 282 ITR 259, which is confirmed by the Hon'ble Supreme Court in the case of CIT vs. P.V. Kalyana Sundaram reported in 294 ITR 49 and the Hon'ble Delhi High Court in the case of CIT vs. Ved Prakash Choudhary reported in 305 ITR 245 and the Hon'ble Allahabad High Court in the case of Ajay Gupta vs. CIT reported in 185 DTR 217 following his earlier decision in CIT vs. Shadiram Ganga Prasad reported in (2010) UPTC 840. The Hon'ble Delhi High Court in the case of CIT vs. SM Agarwal reported in 293 ITR 43 held that no adverse inference can be drawn unless the author of the document was examined.
9.3 In the light of the above settled position of law, in our considered opinion the seized material of page 11 & 12 does not have any evidentiary value. Further as observed by us, even the sworn statement made by the respondent assessee U/s.132(4) of the Act, it was nowhere mentioned that this money was lying with him or 15 I.T.A. Nos. 1468 to 1470/Chny/2018 other people as on 31.03.2012 or as on the date of search. The fact that only the amount of Rs.35 Crores was seized would also makes us believe that the undisclosed income was not lying with assessee or any other person on the date of search. Therefore, on conjoint reading of the statements made U/s.132(4) of the Act and the contents of the loose sheet page 11 & 12, we cannot come to the conclusion that the cash generated out of the undisclosed income was lying with the assessee or his people with whom the money was stated to have been kept for safe custody as on date of search on 31.03.2012. It is a settled position of law that in any of the facts and circumstances of the case and evidences, if two views are possible, the view in favour of the assessee should be preferred. Reliance in regard can be placed on the decision of the Hon'ble Rajasthan High Court in the case of Escorts Heart Institute & Research Centre Ltd., vs. DCIT reported in 404 ITR 344. Therefore, it can be safely concluded that cash generated out of undisclosed income was not available as on 31.03.2012 or as on date of search either with assessee or with other people.
9.4 It is settled position of law that unless otherwise proved to the contrary in a case where concealed income was disclosed, the 16 I.T.A. Nos. 1468 to 1470/Chny/2018 same should be deemed to be available for any subsequent investment. In view of the settled position of law, it is always open to the assessee to prove that the investments came from concealed disclosed income. It is based on the salutary principles of law that one addition can always be telescoped with another addition as enunciated by the Hon'ble Supreme Court in the case of CIT vs. S. Nellaippan reported in 66 ITR 722, CIT vs. Devi Prasad Vishwanath Prasad reported in 72 ITR 194 and Anantharaman Veerasinghaiah & Co. vs. CIT reported in 123 ITR 457. In the present case, the Revenue had not discharged the onus of proving that the money generated out of concealed income was not available with the assessee for the purpose of making the investments subsequently. Therefore, keeping in view of the principles discussed above, we have no hesitation to hold that the assessee should be given the benefit of telescoping the addition of disclosed, undisclosed income against the addition towards unexplained investments made in the subsequent years.
9.5 We are fortified in taking this view, in view of the fact that the bonafide of assessee cannot be doubted, in as much as, the assessee had disclosed the undisclosed income and paid tax 17 I.T.A. Nos. 1468 to 1470/Chny/2018 thereon and also the manner in which the undisclosed income was derived.
9.6 There is yet another reason as to why we are inconformity with the order of CIT(A). It is an admitted fact that the investments are duly recorded in the books of account and there was no material found as result of search and seizure action indicating that there was no known source of income for investments made and the investments are liable to be assessed as unexplained investment U/s.69 of the Act. It is well settled position of law that in the absence of incriminating material found as a result of search and seizure, no addition can be made in the assessment made U/s.143(3) r.w.s. 153A of the Act. Similar view was taken by the numerous High Courts namely Pr.CIT v. Meeta Gutgutia [2018] 96 taxmann.com 468/257 Taxman 441 (SC) ; ii) Pr. CIT v. Saumya Construction (P.) Ltd. [2016] 387 ITR 529/[2017] 81 taxmann.com 292 (Guj); iii) Pr. CIT v. Devangi [2017] 88 taxmann.com 610/394 ITR 184 (Guj.) iv) Pr. CIT v. Jay Infrastructure and Properties (P.) Ltd. [Tax Appeal No. 740 of 2016, dated 10-10-2016] and CIT v. Kabul Chawla [2015] 61 taxmann.com 412/234 Taxman 300/[2016] 380 ITR 573 (Delhi), CIT vs. Murali Agro Products, 49 taxmann.com 172. The cash credits or 18 I.T.A. Nos. 1468 to 1470/Chny/2018 investments disclosed cannot be subject matter of addition as held by the Hon'ble Delhi High Court in PCIT vs. Ankush Saluja 419 ITR
431. Thus, the very addition made towards unexplained investment cannot be sustained in the eye of law.
9.7 Thus viewed from any angle, the assessee cannot be denied the benefit of telescoping the addition of disclosed undisclosed income against the addition made towards unexplained investment and the CIT(A) has rightly allowed the benefit and we do not find any reason to interfere with the order of the CIT(A). In the light of these facts, the appeals filed by the Revenue stand dismissed.
10. In the result, the appeals filed by the Revenue are dismissed.
Order pronounced in the court on 13th March, 2020 at Chennai.
Sd/- Sd/-
(धु वु आर एल रे डी) (इंटूर रामा राव)
(Duvvuru R.L Reddy) (Inturi Rama Rao)
या यक सद य/Judicial Member लेखा सद य /Accountant Member
चे ई/Chennai,
th
दनांक/Dated, the 13 March, 2020.
RSR
आदे श क त ल प अ े षत/Copy to:
1. अपीलाथ /Appellant 2. यथ /Respondent 3. आयकर आयु त (अपील)/CIT(A)
4. आयकर आयु त/CIT 5. वभागीय त न ध/DR 6. गाड फाईल/GF