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 34, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Manish A Chugani, Hyderabad vs Assessee on 10 December, 2014

        IN THE INCOME TAX APPELLATE TRIBUNAL
         HYDERABAD BENCHES "B" : HYDERABAD

 BEFORE SHRI B. RAMAKOTAIAH, ACCOUNTANT MEMBER
                       AND
       SHRI SAKTIJIT DEY, JUDICIAL MEMBER


IT(SS)A.No.   Block Period     Appellant    Respondent

1/H/2011                     Ms. Shobha
                             R. Chugani,
                             Hyderabad
                             AAIPC3408Q

2/H/2011                     Ms. Roshini
                             K. Chugani,
                             Hyderabad.
                             PAN
                             AGCPC4137C

3/H/2011                     Shalu C.
                             Chugani,
                             Hyderabad.
                             PAN
                             AEYPC6858C

4/H/2011                     Manish A.
                             Chugani,      ACIT, Circle
              1987-88 to     Hyderabad.    10(1),
                                           Hyderabad
              1996-97 &
5/H/2011                     Lakshman G.
              01.04.96 to    Chugani,
              03.10.96       Hydeabad.
                             PAN
                             AAJPC5052H

6/H/2011                     Gulabrai D.
                             Chugani,
                             Hyderabad
                             PAN

7/H/2011                     Anitha C.
                             Chugani,
                             Hyderabad
                             PAN
                           2
                               IT(SS)A.No.1 to 15/Hyd/2011
               Ms. Shobha R. Chugani and others, Hyderabad.

8/H/2011                      Kunjbai G.
                              Chugani
                              Hyderabad
                              PAN

9/H/2011                      Ramesh G.
                              Chugani,
                              Hyderabad
                              PAN

10/H/2011                     Ashok G.
                              Chugani,
                              Hyderabad
                              PAN

11/H/2011                     Late Chandru
            1987-88 to        G. Chugani,
                              L/R Rajesh G. ACIT, Circle
            1996-97 &         Chugani,      10(1),
            01.04.96 to       Hyderabad
                              PAN           Hyderabad
            03.10.96
12/H/2011                     Kishore G.
                              Chugani,
                              Hyderabad
                              PAN

13/H/2011                     Ramesh Sales
                              Corporation,
                              Hyderabad
                              PAN
                              AADFR9495D

14/H/2011                     Ramesh
                              Watch
                              Services,
                              Hyderabad
                              PAN
                              AAJPC5052H

15/H/11                       Ramesh
                              Watch
                              Company,
                              Hyderabad
                              PAN
                              AAJPC5052H
                                   3
                                       IT(SS)A.No.1 to 15/Hyd/2011
                       Ms. Shobha R. Chugani and others, Hyderabad.


                    For Assessee : Mr. S. Rama Rao
                     For Revenue : Mr. P. Somasekhar Reddy

             Date of Hearing : 15.09.2014
     Date of Pronouncement :     .12.2014

                              ORDER

PER BENCH :

These are group of appeals filed by individual assessees and firms against the Orders of A.O. dated 29.12.2010. Originally, search and seizure operations were conducted under section 132 on 03.10.1996 in the residential and business premises of Mr. Gulab Rai Chugani and his family members. In the course of search, some incriminating documents were found and assessees also furnished various bank accounts and other details in the course of post-search enquiries. Survey operations were also conducted in the premises of the firms and inventory of stock was taken. Based on the findings in the search, assessments were completed under section 158BC/158BD in the group cases on 31.12.1997. Aggrieved by the assessment orders, assessees preferred appeal before the ITAT, as the appeals are directly rests with ITAT without the benefit of adjudication by CIT(A) as per the provisions then existing. The Tribunal vide its order dated 28.12.2006 restored the assessments to the A.O. observing as under :
"We have considered the submissions of the parties. Chapter XIVB was introduced with effect from 01.07.1995. The search in the present case was conducted on 03.10.1996 i.e., just a little over a year since the introduction of the new procedure. The assessments were completed about a year after the date of search i.e., some time in the later part of 1997. At least till that time and 4 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.
even later many legal issues cropped up which remained in the grey area for a quite a long time. Much water has flown since then. Over the last decade, the law relating to block assessment has more or less been streamlined on the basis of experience and several judicial pronouncements. In this backdrop, while we view the submissions made by the learned counsel, we find them be quite true. As an illustration, one of the reasons given for making addition on account of unexplained cash is that '.....the withdrawals are so meager that the additional amounts drawn from the bank might have been totally spent away on domestic expenditure.......'. Now, such reasons can generally be taken in regular assessments only and not in block assessments. Again, addition for unexplained investment in Bombay flat by Lachman Chugani has been made on the basis of the DVO's report and not on the basis of any material found in the course of search. Similarly, the Assessing Officer has mentioned in the assessment order that the material seized throws a definite indication and evidence about the nature of transactions and involvement of the assessee in paying on-money to the vendor. But he fails to spell out or specify those seized material. Further, excess stock has been determined on the basis of estimating GP rate rather than on the basis of any material which may indicate purchases outside the books. There are numerous such examples, in all the assessment orders resulting into the determination of undisclosed income which may be far from being realistic. Accordingly, we feel it to be quite justified to restore the matter back to the file of the A.O. with the direction to reframe the assessments after giving the opportunity of being heard to the assessees. The assessees shall also be at liberty to adduce any evidence as deemed necessary. Considering the fact that the matters are very old, the A.O. shall not make roving enquiries which may be practically difficult for the assessee to explain and put them into undue hardship. In other words, the A.O. as far as possible confine himself to the additions already made in the present assessment orders. While making the reassessments, the A.O. shall keep in view the relevant provisions of law and the judicial pronouncements as well. Considering the fact that the matters are very old, the A.O. shall expedite the proceedings and pass the assessment orders as early as possible....."
5

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

The Tribunal further decided vide order dt.22.06.2009 that:

"We have considered the rival submissions on either side and also perused the material available on record. Admittedly, the undisclosed income has to be computed on the basis of the material found as a result of search or the information available with the A.O. and relatable to the evidence found during the course of search operation. This is the mandatory provision contained in Sec. 158BB(1) of the Income Tax Act. Therefore, the A.O. is bound to give a specific finding how the undisclosed income is relatable to the search material. In case the A.O. relies upon the information obtained during post-search enquiry, he has to give a specific finding how such information is relatable to the search material. In the absence of such finding in the assessment orders, as rightly submitted by the Ld. Counsel for the assessee and the learned departmental representative, in our opinion, the matter needs to be reconsidered by the A.O. in the light of the material found during the course of search operation. Accordingly, we set aside the orders of the lower authorities and remit the matter back to the file of the A.O. The A.O. shall examine the issue afresh and thereafter decide the issue in accordance with law after giving a reasonable opportunity to the assessee. We make it clear that the A.O. shall bring on record the entire facts and give a specific finding how the undisclosed income is relatable to the material found during the course of search. In case the A.O. relies upon the information obtained in the enquiry made after the search, he shall give a specific finding how such information is relatable to the material found during the course of search."

2. Consequently, the assessments were again completed under section 158BC/158BD determining the total income. In spite of clear directions if ITAT, additions made in the first round of assessments were repeated by the A.O. in the present orders as well. Since small additions are made which require verification by A.O., submissions of assessee along with necessary evidence filed before us were referred to the A.O. through the D.R. for verification and reporting on the factual aspects. ACIT, Circle 10(1), Hyderabad vide remand 6 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

report dated 10.07.2014 submitted through the CIT-DR-I, Hyderabad however, did not undertake any verification and sent the report with the remarks reiterating what was mentioned in the assessment order. It was the contention of assessee that many of the amounts were declared in the returns or have been shown in the wealth tax returns and sources for many of the funds were withdrawals from the firms or transfers from the bank accounts. Apart from that, on major additions detailed submissions were made. As stated above A.O. did not examine any of the issues but sent the same remarks as were made in the assessment order. The ITAT restored the matter earlier to the A.O. to specifically mention about the basis of search material while making such additions. In spite of clear directions, A.O. did not mention any of those things and repeated the same additions again without any verification. Even in remand through the DR, AO did not do any verification of evidence filed/ submissions made. In view of this, we are constrained to decide on the basis of submissions. These orders have been passed after considering assessee's submissions/ AOs remarks. We have heard the Ld. Counsel and Ld. D.R. and perused the evidence placed on record.

3. Search and seizure operations were conducted at the premises of Sri Gulab Rai Chugani and his family members residing at H.No.I-II-252/11A, Motilal Nagar, Secunderabad. The warrant of Authorisation u/s. 132 of the I.T. Act was issued in the name of Sri Gulab Rai Chugani. Another warrant of Authorisation was issued in the case of Sri Gulab Rai Chugani to search the premises of Sri Lachman G. Chugani at flat No.l, Balaji Nivas, P.G. Road, Secunderabad. The 7 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

search proceedings were initiated on 3.10.1996 and continued further on 18.10.1996 at both the places mentioned above. During the course of search and seizure operations, the authorities seized gold jewellery of the value of Rs.6,57,073 and Rs.18,60,756 out of the total value of Rs.57,55,091. The authorities also seized cash of Rs.5 lakhs out of cash found of Rs.5,72,165 at both the places. Survey u/s 133A were also conducted at the premises of (1) Ramesh Watch Services; (2) Ramesh Sales Corporation and (3) Ramesh Watch Company. The books of account of these concerns were seized during the course of search and seizure operations at the residential premises.

4. Assessments in all cases of assessees were completed either u/s 158BC or u/s 158BD. Primary contention of assessees are as the search proceedings were conducted at their residential premises and as they were searched under the provisions of Sec.132 of the IT. Act, assessments should have been completed u/s 158BC of the I.T. Act. In this regard, assessee submits that the High Court of Andhra Pradesh in the case of Dr. Ravindra Reddy, Hyderabad in ITIA No.35 of 2001 held that where a person is searched, the assessment is to be completed u/s 158BC of the LT. Act and not u/s 158BD. If the assessment u/s 158BC has to be completed only in the case of the persons against whom the search proceedings were initiated, then the assessment u/s 158BC can be completed in the case of Sri Gulab Rai Chugani alone and not in other members of the family. However, the Assessing 8 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

officer completed the assessment u/s 158BC in the cases of Mr. Ramesh G. Chugani and Lachman G. Chugani. In the circumstances, the assessment proceedings itself are invalid. The Assessing Officer also issued notices u/s 158BD to some of the minor children and completed the assessment u/s 158BD of the I.T. Act. The assessee, before the ITAT submitted that all the additions were made based on the deposits with bank accounts and that the said additions do not arise out of the seized material. The ITAT allowed the appeals and cancelled the said assessments made in the hands of the minors u/s 158BD of the I.T. Act.

5. Assessee submitted explanations with regard to the availability of cash; availability of stocks and gold jewellery besides explaining the deposits made with bank both in Savings Bank account and investment in fixed deposits. Major issues on which A.O. made additions is with reference to cash seized, jewellery inventoried, stocks found, gift received. However, A.O. made various additions on the basis of transaction in bank accounts and also denied the deduction claimed. These are dealt with as under.

6. As briefly stated above, there are search and seizure proceedings in the common residential premises of assessee. As briefly stated above, search was initiated in the case of Mr. Gulabrai Chugani, Mr. Lakshman Chugani and Mr. Ramesh Chugani and warrant of authorisation were executed in their names. Therefore, A.O. is correct in completing the proceedings under section 158BC in those three cases. In rest 9 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

of the cases A.O. has, in our opinion, correctly initiated the proceedings under section 158BD. The provisions of section 158BD are as under :

"158BD. Undisclosed income of any other person.--Where the AO is satisfied that any undisclosed income belongs to any person, other than the person with respect to whom search was made under s. 132 or whose books of account or other documents or any assets were requisitioned under s. 132A, then, the books of account, other documents or assets seized or requisitioned shall be handed over to the AO having jurisdiction over such other person and that AO shall proceed against such other person and the provisions of this Chapter shall apply accordingly."

Condition precedent for invoking a block assessment is that a search has been conducted under s. 132, or documents or assets have been requisitioned under s. 132A. The said provision would apply in the case of any person in respect of whom search has been carried out under s. 132A or documents or assets have been requisitioned under s. 132A. Sec. 158BD, however, provides for taking recourse to a block assessment in terms of s. 158BC in respect of any other person, the conditions precedent where for are : (i) satisfaction must be recorded by the AO that any undisclosed income belongs to any person, other than the person with respect to whom search was made under s. 132 of the Act; (ii) the books of account or other documents or assets seized or requisitioned had been handed over to the AO having jurisdiction over such other person; and (iii) the AO has proceeded under s. 158BC against such other person. The conditions precedent for invoking the provisions of s. 158BD, thus, are required to be satisfied before the provisions of the said chapter are applied in relation to any person other than the person whose premises had been searched or whose documents and other 10 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

assets had been requisitioned under s. 132A of the Act. These principles are established by the decision of Hon'ble Supreme Court in the case of Manish Maheshwari vs. ACIT 289 ITR 341. In the present case, since the person searched happened to be only three persons, 158BC proceedings were correctly initiated in their cases. Whereas, in other cases, the matter pertains to proceedings under section 158BD only because they are not person searched against whom the warrant was not issued. However, incriminating material was present. Therefore, proceedings were correctly initiated in their cases. There is no objection that satisfaction has not been recorded in these cases. The only objection is that, since, they are also searched being the residents of the same premises, proceedings could have been initiated under section 158BC alone. This is not the law as provided under the Act and assessee's contentions cannot be accepted. Assessee relied on the decision of Hon'ble A.P. High Court in the case of Dr. Ravindra Reddy vs. ACIT, Hyderabad in ITTA.No.35 of 2001 dated 03.07.2013 for the proposition that since the assessees therein were covered by search proceedings under section 158BC could have been done. These propositions as canvassed by assessee cannot be accepted for the simple fact that in the case of Dr. Ravindra Reddy there was search in his own name. There is actually a finding by Hon'ble A.P. High Court. The finding is as under :

"The Ld. Counsel's contention that it is continuation of search conducted in the house of Dr. S.S. Reddy and it was not an independent one is not acceptable to the Court as we have found that two separate search warrants were issued. Therefore, where, it is a continuation or otherwise, hardly matters. The fact remains, that the search was conducted in the house of the appellant on the strength of separate warrants and material collected during the search and seizure was relied on during the block assessment. Therefore, it is incorrect that the search 11 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.
was conducted for the block assessment. Therefore, this case, cannot be come within the purview of section 158BD."

Thus, as can be seen the facts in the above referred case are that there were independent warrants executed on Dr. Ravindra Reddy and on the strength of that fact, the Hon'ble A.P. High Court held that proceedings in 158BC could have been done but not proceedings under section 158BD. However, the present group of cases other than the above three persons, there were no warrants executed in their names even though they are residing in the same premises. Accordingly, proceedings under section 158BD were correctly initiated. In the light of the above, the objections raised by assessee on the issue of proceedings are not seriously considered as we have to examine the issue in the light of material impounded/seized in the course of search in order to justify various additions, that too being second round of appeal proceedings. Further, as already directed by ITAT, A.O. was specifically directed to examine and specify the search material or post-search enquiries consequent to the incriminating material seized, no such exercise was done by A.O. In fact, many of the additions made are with reference to bank accounts submitted by assessee which are already disclosed to the department. Moreover, some of the items like gifts received, jewellery brought to tax were already disclosed in the books of accounts or in the wealth tax returns. Even though it was specifically directed by ITAT, A.O. has not given any finding about the incriminating material seized in the course of search while repeating the additions.

6.1. The Hon'ble Delhi High Court in the case of CIT vs. Jupitor Builders P. Ltd., 287 ITR 287 has held that 12 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

assessment proceedings undertaken under Chapter XIVB are only in respect of undisclosed income, that is that income which has not been, or would have not been disclosed and which has been unearthed as a result of the search or requisition. It is evident from clauses(a) and (b) of section 158BB of the I.T. Act, 1961, that any assessment proceedings under Chapter XIVB, assessments completed under section 143 or 144 or 147 cannot be reopened. Consequently, those elements of income which already stand disclosed in the relevant assessment years fall within the block period must be excluded while computing the undisclosed income under the Act.

6.2. Likewise, in the case of CIT vs. Rajendrakumar 178 Taxman 208 (MP) (HC) the Hon'ble Madhya Pradesh High Court has held that where assessee has maintained regular books of accounts and the returns of income were filed regularly before the date of search and no incriminating documents were found during the course of search, addition on account of peak credit of former's account was beyond the scope of block assessment and liable to be deleted.

6.3 The Hon'ble Orissa High Court in the case of CIT vs. Utkal Alloys Ltd., 319 ITR 339 has held that where no incriminating documents found depicting sale or purchase outside the books and no defect found in the books of accounts maintained by assessee in regular course of business, no addition to the income of assessee as undisclosed income could be made merely on the basis of discrepancy worked out on estimation of stock. Keeping in view, these principles already laid down in the cases of block assessments, we examine each of the major issues.

13

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

6. A) AVAILABILITY OF CASH:

During the course of search and seizure operations the authorities found total cash of Rs.3,94,705 at the house of Gulab Rai Chugani. At Sri Lachman G. Chugani's residence cash of Rs.1,77,460 was found. In so far as the cash found with Sri Gulab Rai Chugani is concerned, the authorities seized cash of Rs.3,50,000 whereas from the premises of Sri Lachman G. Chugani Rs.1,50,000 was seized. The assessee, during the course of search and seizure operations initially declared an undisclosed income of Rs.7 lakhs. Later, explanation was filed before the authorities mentioning that such declaration was not correctly made.
6.A.2. The assessee and other family members were asked to explain the cash available at the residence and at the business premises of the concerns in which the family members are interested.

The assessee and other family members have explained the sources for the cash available as under :

a) It was submitted that the cash is either available at the residence where all the other family members except Lachman G. Chugani were staying or is available at the business premises.

Such amount found at the residences of Sri Gulab Rai Chugani and the business premises in which the persons are interested was Rs.5,72,165. It is submitted that the cash belonging to all the concerns and all the family members was kept at the residence. Thus, the 14 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

total of such cash available of Rs.5,72,165 is explained as under :

i) Cash books of 8 concerns including the negative balance in four of the concerns showed a balance Rs.1,46,988.
ii) Amounts drawn by the family members in the immediate past and was available with the family members as on the date of search.

10.06.1996 Indian Bank-Chandru Rs.25,000 10.06.1996 Indian Bank - Ramesh Rs.25,000 10.06.1996 Indian Bank - Gulab Rai Rs.25,000 10.06.1996 Indian Bank - Lachman Rs.25,000 27.08.1996 Indian Bank - Lachman Rs.25,000 17.09.1996 Indian Bank - Lachman Rs.25,000 10.08.1996 Indian Bank - Chandru Rs.25,000 10.08.1996 Grindlays bank Rs.25,000 26.03.1996 Grindlays - Gulab Rai Rs.25,000 16.08.1996 Grindlays Ashok Rs.25,000 16.08.1996 Grindlays - Kishore Rs.25,000 In this regard it was submitted that the bank account clearly indicate that the cash was withdrawn from the respective bank accounts on the dates mentioned. During the course of search, no information was found that the cash so withdrawn was spent for any other purposes. In view of the fact that the family members had withdrawn the cash and no expenditure was incurred upto the date of search, it was submitted that the cash was available as on the 15 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

date of search. In this regard the assessee relied on the decision of the Kerala High Court in the case of CIT Vs K. Sridharan reported in 201 ITR 1010 wherein it is held that if the amount is available in the past, the same has to be considered as available unless there is evidence to show that the same was spent. In this view of the matter, the amount of Rs.2,75,000 is to be considered as available with the assessee.

iii) An amount of Rs. 1 lakh was left with Smt. Roshini K. Chugani by her brother Sri Pavan Sadarangani of Mumbai. It was submitted that Sri Sadarangani visited Hyderabad for obtaining the Agency for the Fans manufactured by M/s PLF. As the said concern postponed the grant of agency the said Sri Sadarangani left the amount with Smt. Roshini K. Chugani. An amount of Rs.1 lakh was available at the premises of the assessee from the above source.

(iv) Mrs. Sunitha is the daughter of Sri Ramesh G. Chugani. Just before her marriage, an amount of Rs.1 lakh was withdrawn from her bank account with Development Co-op. Bank Ltd., Mumbai. She spent an amount of Rs.40 thousand from out of the said amount for her personal purposes. The balance of Rs.60,000 was in the house. Mrs. Sunitha left for UK immediately after her marriage and she did not return to India before the date of search and seizure operations were conducted. Therefore, the 16 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

amount of Rs.60,000 was available at the premises of the assessee.

v) It was submitted that there are in all 20 family members. Out of them 16 members are the Income-Tax assessees. The incomes derived include the property incomes and others. All the persons are staying together in the said house. Even if the available cash for each of the person were to be taken at Rs.2,000, an amount of Rs.40,000 would be available.

The aggregate of the items mentioned at S.No. (i) to (v) above works out to Rs.6,21,988.

6.A.3. The cash as per the search record shows an amount of Rs.5,72,165 and it was submitted before the Assessing officer that no addition on account of cash found at the residence of Sri Ghulab Rai Chugani be included.

6.A.4. The Assessing Officer did not accept the explanation and added the following amounts on account of either deficit cash or excess cash found:

a) Ramesh Watch company -(deficit cash) Rs.l,05,458 Ramesh Sales Corporation - (deficit
b) Rs. 23,638 cash)
c) Lachman G. Chugani (excess cash) Rs. 1,30,000
d) Ghulab Rai Chugani Rs. 70,000
e) Chandru G. Chugani Rs. 70,000
f) Kishore G. Chugani Rs. 70,000
g) Ashok G. Chugani Rs. 70,000
h) Ramesh G. Chugani Rs. 70,000 17 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

The Assessing Officer simply considered the admission made at the time of search without taking into consideration the retraction of the admission and the explanations submitted. In view of the above explanations, the Assessing Officer is not justified in making any such addition in the assessment.

6.A.5. Without prejudice to the above, it was submitted that the cash available at the business concerns as per the books of account duly considering the deficit cash amounted to Rs.1,46,988. If the Assessing Officer were to consider deficit cash separately, the positive balance of cash as per the books of account amounts to Rs.2,37,500. The Assessing Officer did not consider the amount available as per cash book.

6.A.6. With regard to the deficit cash it is explained clearly that the cash belonging to all the business concerns and the individuals being operated from the same premises i.e. the residence of Sri Gulab Rai Chugani. In such circumstances, the Assessing Officer should have considered the availability of cash. In so far as the addition u/s. 69 is concerned, the AO added Rs.70,000 each in the assessment of the brothers. Therefore, for the purpose of making addition u/s. 69 he accepted the explanation that the cash available belongs to all the family members but when there is a deficit cash balance with some of the concerns, the AO did not accept the explanation. In view of the above, it is submitted that the Assessing Officer should not have 18 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

made addition either on account of excess cash found during the course of search or deficit cash as per the books of account of the two of the business concerns mentioned above.

6.A.7. We have considered assessee's explanation and the action of A.O. in all orders. As far as excess cash available in the course of search is concerned, the cash is explainable as per the submissions made by assessee above. Considering that assessees have own cash balances, withdrawals and proper explanations for the monies available on the day to the extent of cash found on the day at Rs.5,72,165, assessees explanations are acceptable. However, the deficit cash in the firms will be dealt with separately when the issue is dealt with in respective appeals. Therefore, to the extent of cash availability on the day of search is concerned, assessee's explanation were acceptable. To that extent, individual additions made in individual hands are to be deleted.

6. B. ADDITION ON ACCOUNT OF GOLD JEWELLERY:

The authorities valued the gold jewellery found at the premises at Rs.57,31,287. For arriving at such value, the authorities valued the jewellery as on 19.10.1996 @ Rs, 5,150 per 10 grams of 24 carat gold.

All the assessees together have filed explanations on various occasions before the Assessing authorities and the ADIT. Assessees as a group explained the availability of the gold jewellery. The explanations submitted are as under:

19
IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.
(1) The gold jewellery available at the premises belongs to all the family members of Sri Gulab Rai Chugani, Sri Ramesh G. Chugani; Sri Lachman G.Chugani, Sri Chandru G. Chugani, Sri Ashok G. Chugani and Sri Kishore G. Chugani and their family members. All the family members except Lachman G. Chugani live together in one house.
(2) It was submitted that the following persons were filing the return of wealth upto and including assessment year 1992-93 and they admitted the gold jewellery even prior to 1.4.1986. The value as adopted in the assessment for the assessment year 1987-88 (as on 31.3.1987) are provided in the statement furnished. The aggregate value of the jewellery admitted was Rs.18,22,595. The market value of 24 carat gold as on 31.3.1987 was Rs.2,560 whereas the market value of 24 carat gold as on 31.3.1996 was Rs.5,150. If an adjustment is made taking into consideration the increase in the rate, the market value of the gold jewellery admitted would be Rs.36,46,107.

(3) It is further submitted that for the purposes of Wealth Tax the value of the gold jewellery is reduced by 15%. The actual value of the gold jewellery would, therefore, be (Rs.36,46,107 x 100/85=) Rs.42,89,538. This value is to be considered as admitted in the Wealth Tax returns as on 31.3.1987.

(4) During the course of search and seizure operations, the Income-Tax Authorities found Valuation reports in respect of gold jewellery belonging to the children and the value as per the said valuation reports as on the valuation dates mentioned there are as under :

20
IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.
S.No. Name of Date of Value Value as on the minor valuation (Rs.) 3.10.1996 (Rs.)
01. Sunitha R. 20.07.1986 26,651 64,137 Chugani
02. Veena R. 20.07.1986 24,839 59,776 Chugani
03. Namratha 31.03.1980 24,272 93,986 L. Chugani
04. Mona R. 20.07.1986 23,655 56,927 Chugani
05. Meena L. 31.03.1980 20,645 79,941 Chugani
06. Poonam L. 31.03.1980 24,097 93,308 Chugani
07. Reshma L. 31.03.1980 19,413 75,171 Chugani
08. Rajesh C. 21.07.1986 25,978 62,517 Chugani
09. Sachin C. 21.07.1986 21,870 52,630 Chugani
10. Rohit K. 31.03.1986 12,392 29,822 Chugani The details of gold jewellery held by Miss.

Lavina Mr. Sandeep, Mr. Rahul and Mr. Amit 25,000 are not available. On an estimate, the value of gold jewellery held by them is taken at Rs.25,000.

Total Rs.6,93,215 The market value as on 3.10.1996 by adjusting the value by increasing the rates was Rs.6,78,215. Therefore, the said value is to be considered as available with Smt. Anitha G. Chugani.

(5) It is submitted that Smt. Eswari S. Krishnani, mother of Smt. Anitha G. Chugani died on 7.12.1995. Anitha's brother Kumar Krishnani was in Hong Kong. Smt. Eswari S. Krishnani left 21 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

800 grams of gold jewellery listed hereunder :

i) Two pieces of gold chain/pendents
ii) Two pairs of gold bangles
iii) One piece of gold bracelet
iv) One set of gold necklace / ear rings
v) One set of gold diamond necklace and ear rings
vi) Two pairs of old ear rings
vii) Two pieces of gold and diamond rings
viii) Two pieces of gold guinnes
ix) One piece of gold dollar chain
x) One piece of gold dollar chain
xi) One piece of gold ounce coin These items were found at the premises of Smt. Anitha K. Chugani, wife of Lachman G. Chugani.

The assessee submitted copy of the letter of Sri Kumar Krishnani, brother of Smt. Anitha G. Chugani confirming the above facts. The value of the said 800 grams of gold jewellery as on 3.10.1996 was Rs.4 lakhs.

(6) Smt. Varsha Mirpuri, daughter of Sri Gulab Rai, who was staying outside India left 230.70 grams of gold jewellery with her father. The value of the said jewellery was Rs.94,657. A letter of confirmation of Smt. Varsha Mirpuri was submitted.

(7) It is submitted that Smt. Mohini Tahilram, wife of Sri Tahilram Tihamdas Thandani is the grand mother of Smt.Manisha A. Chugani left a deed of 22 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

settlement settling 376.3 grams of gold jewellery in favour of Smt.Manisha A. Chugani. The said gold jewellery was received by Smt. Manisha A. Chugnai on the death of Smt. Mohini Tahilram. The value of the said gold jewellery of 376.3 Grams was Rs.1,77,646.

(8) It is further submitted that there were four more members of the family i.e. Sandeep A.Chugani; Rahul Chugani, Amit Chugani and Miss Laveena. The probable gold jewellery available with them as per the CBDT circular is taken, the market value of such jewellery would be Rs.2,59,645.

The aggregate of the above mentioned items (1) to (9) are to be considered as explained gold jewellery and the value of the said gold would be Rs.58,99,700.

6.B.1 Besides, the assessee also submitted the explanations with reference to the weights and even as per the said explanation the jewellery available was properly explained. In the circumstances, it was submitted that the Assessing Officer is not justified in making any addition on this ground.

6.B.2. Considering the explanations and the documents placed on record along with wealth tax records and subsequent valuations, we are of the opinion that the jewellery available with assessees on the day of search are explainable and so separate additions in the individual hands does not arise.

23

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

6. C. ADDITION ON ACCOUNT OF STOCKS:

C.1. It was submitted that-
(1) There were eight different concerns which were covered u/s 133A of the I.T. Act on 03.10.1996 and there were five concerns at the premises of 127-128, Parklane, Secunderabad.

(2) A common list showing the stocks was prepared by the authorities for the five concerns which were carrying on different business activities at the said premises;

(3) The departmental authorities, while arriving at the value of the stocks considered the "tag price" and not the "cost price". There is difference between the cost price; sale price and the tag price. The tag price is the maximum price.

(4) The tag price is the price affixed to the article. Sale price is the price at which the article is sold after allowing discount etc. The cost price is the price at which the assessee purchases the goods.

(5) The authorities did not consider the watches received on consignment basis in spite of the fact that there were evidences to this effect. The good received on consignment were not paid for by the assessee and such cost cannot be considered.

(6) The profit element alone is reduced by the Assessing Officer without considering the fact that there is a difference between the sale price 24 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

and the tag price representing discounts etc. (7) It is also submitted that in the case of Clock Specialities, the sale price, cost price and tag price are separately provided where there is a variance between the cost price and sale price and the sale price and the tag price.

(8) The Assessing Officer also did not correctly work out the cost price;

6.C.2. As can be seen from the inventories and explanation given by assessee A.O. has not done proper verification of the tag price, sale price and cost price. Generally assessee values the stock at cost price or market price whichever is less in the books of accounts and this method of valuation is an approved method of valuation. There is no dispute that the inventory prepared by the department is on the tag price which is generally higher than the sale price and certainly more than the cost price. Assessee has provided the details to the A.O. but these are not accepted. In view of this, we are of the opinion that a separate addition on excess value of the stock does not arise unless there are excess pieces identified which are not inventoried. No such case was made out by A.O. that the quantitative tally is not matching. Therefore, we are of the opinion that addition of difference in price does not arise in these cases.

25

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

6. D. BANK ACCOUNTS:

In all the cases, Assessing Officer, during the course of assessment proceedings, called for the list of bank accounts and the sources for the deposits made. Assessees furnished such details with reference to each of the deposit made. Assessees also furnished the details of withdrawals effected from each bank account and the purpose of withdrawal. The Assessing Officer disbelieved some of the explanations and added the amounts.
6.D.1. In this regard, assessees submits as under:
(1) The bank accounts were furnished during the course of assessment proceedings along with explanations and do not emanate from the seized material;
(2) The bank accounts were all admitted in the Returns of Income and the Returns of Wealth (filed up to assessment year 1992-93) already filed. Therefore, they do not represent the undisclosed assets of assessees.
(3) Assessees have explained each of the deposit in detail. It was also stated that the books of account were maintained by the partnership firms, individual concerns and also by the individuals which were seized during the course of search and seizure operations. Such books of account were available with the Assessing Officer.
26

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

(4) In so far as the interest from the bank accounts are concerned, the credits include the interest derived from SB account, interest credited to the SB account from out of the interests on FDRs. Assessee submitted that the amounts were admitted based on the credits in the bank accounts. Therefore, the assessee submits that no addition could have been made.

(5). It was submitted that the NSCs on their maturity were deposited in the bank account along with interest; whereas the interest was admitted in the returns of income filed. The entire amount of interest for all the six years was received at the time of realization. The Assessing Officer simply by verifying the regular returns of income and the amounts found credited in the statement of bank accounts furnished added the difference.

(6). The Assessing Officer also took into consideration the deposits made by the minors and the interest earned by them. In so far as the deposits in the bank accounts of the minors are concerned, such amounts were mostly received as a gift from Gulabrai G.Chugani, grand father or from others.

(7). It was also explained during the course of assessment proceedings that some of the minors' assessments were separately made u/s 158BD of the Act. All the additions made as undisclosed 27 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

incomes in the assessments of the minor children were deleted by the Hon'ble ITAT on the ground that the additions do not emanate from the seized material. It can be seen that in so far as the bank accounts are concerned, the assessee relies on the decision of the Hon'ble ITAT in the cases of the minors.

(8). There is also no information to the effect that the parents have deposited the amounts from out of their incomes in the bank accounts of the minors. Further, the provisions u/s 64(lB) were not applicable up to the assessment year 1993-94. Therefore, the deposits made into the bank account of the minors and the interest received by the minors from the said accounts are not assessable in the assessment of the parents while completing the assessments u/s. 158BD of the Act.

(9). In so far as the interest from the bank accounts are concerned, the Assessing Officer resorted to estimation of such interest from the FDRs; compared the earlier amounts with the income admitted in the returns of income filed and added the difference. This is not correct. The assessees submits that all the details were provided. They furnished all the details of the FDRs along with the matured value. The assessees also furnished the returns of income already filed which indicate the actual amount of interest credited to the respective bank 28 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

accounts and the FD account. Therefore, it is submitted that there is no difference and the Assessing Officer is not justified in making any such addition.

(10). The assessee, therefore, submits that the Assessing Officer should not have made any addition on account of the deposits made into the bank account particularly in view of the fact that the bank accounts were already disclosed to the department either in the returns of income or in the returns of wealth or in both.

6.D.2. As already discussed above, A.O. has made small-small additions in various years of the amounts which are credited into bank accounts. There is no incriminating material to consider those amounts in Block assessments. Assessees objections are that these bank accounts are subsequently furnished to A.O. The transactions therein are already accounted for. Many of the incomes have already been offered on accrual basis and many of the entries have been already disclosed to the department. These aspects which were factually to be verified were referred to A.O. but A.O. choose not to comment about individual entries but relied on the same explanation. We are of the opinion that majority of the additions made on this account does not survive. However, individual additions made in respective cases have been separately dealt with. Suffice to say, that the additions from explained sources or where assessee has furnished proper explanation are to be deleted.

29

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

6. E. ADDITIONS U/S 80CC, 80CCA & 80CCD The Assessing Officer made two different types of additions:

(1) The Assessing Officer found that there were deposits in the bank account representing matured value of the mutual funds and treated the same as the income of the assessee.
(2) Assessees claimed deductions u/s 80C or u/s 88 against payment of LIC, PPF, NSC and others.

The Assessing Officer is of the view that some were paid from out of the loan funds and not from the incomes and, therefore is of the view that the same are not allowable.

6.E.1 Assessees are objecting both these types of additions made by making following submissions :

1. It is submitted that such additions are to be made in view of the sections contained in Chapter VIA of the I.T. Act. At the relevant point of time, according to the computation of "undisclosed income" it is to be made the income in accordance with Chapter IV. Even at the time of completion of the assessments, the definition of the procedure for arriving at the "undisclosed income" was the same. When the provisions have clearly stated that income determined in accordance with Chapter IV, the Assessing Officer applied the provisions contained in Chapter VIA and made the additions. Assessees 30 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

submitted that such additions are not justified as the definition of the undisclosed income does not include the additions as contemplated in Chapter-VIA of the I.T. Act. The said provision is amended retrospectively by the Finance Act, 2002. However, at the time of completion of the original assessment the computation had to be confined to Chapter IV without considering Chapter VIA of the Act.

2. Without prejudice it is submitted that the claims were made in the returns of income and the amounts realized are credited in the bank account which were already disclosed to the department. The amounts can not be considered as undisclosed income as all the information concerning the claim and the refund are available with the authorities. Further, the addition made do not emanate from the seized material.

3. The matured values are normally received after five years and no such claims were made in the earlier past. It is submitted that the Assessing Officer added the entire amount. However, the amount claimed and allowed in the assessments were much lesser. Considering the above facts, assessees submits that such additions should not have been made by the Assessing Officer.

31

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

4. In so far as the claims for deduction ix] s 80C or 88 are concerned, it is submitted that the payments were made towards NSCs, PPF or LIC from the bank account. Assessees are depositing the income in the same bank account. In fact all the transactions are taking place through the bank account. Therefore, it can not be said that the amounts were not paid from taxed income.

5. It is submitted that the information is already available on record and the claims were made in the returns of income filed. At the relevant point of time, the provisions of Chapter VIA were not applicable for determining the undisclosed income.

6. It is submitted that in so far as 80C is concerned, 100% of the amount paid was not allowed but only part of the same was allowed in the respective year. The Assessing Officer, however, added the amounts deposited without considering the amounts claimed by the assessee or allowed by the Assessing Officer. It is submitted that all the individuals were having substantial income for making payments.

7. With regard to the claim u/s.88 of the Act, such claims were not from the gross total income of the assessee but the claim was from tax determined. The provisions u/s 158BC/158BD never contemplate the disallowance of tax relief claimed in the returns of income filed. They 32 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

contemplate determination of undisclosed income. Therefore, it is submitted that such additions could not have been made and the amounts should not have been treated as undisclosed.

6.E.2. These are various deductions claimed in the return but not allowed by A.O. on the pretext that the amounts are paid out of loan fund and not from incomes. This issue is no longer valid as what is important is whether assessee has invested in various schemes as approved under the Act from his funds and has incomes justifying the investments. Moreover there is no incriminating material to consider them in block assessments. In view of this, we are of the opinion that various disallowances/additions made in this count cannot be sustained.

6.F. ADDITION ON ACCOUNT OF GIFTS RECEIVED:

6.F.1 It is submitted that Smt. Varsha Mirpuri Jai Kumar is the daughter of Sri Gulab Rai Chugani. She is staying in Bangkok, Thailand. Herself and her husband Sri Jai Kumar are carrying on business in the same and style of "Tularam (Thailand) Co.

Ltd.,Thailand. Besides, they were having business activity at other places. She sent amounts to the bank account opened by her in India. Out of the amounts deposited in the said bank account she gifted amounts to the family members of Sri Gulab Rai Chugani. These amounts were received into bank accounts maintained in India through banking channels. The gifts were made to the family members through 33 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

cheques issued by her from her bank account in India. The said amounts were deposited with the respective bank accounts of the donees with Indian Bank. The said bank accounts were already admitted in the Wealth Tax returns and the interest from bank were admitted in the returns of income. During the assessment proceedings, the Assessing officer required the assessee to state the reasons as to why the said amounts should not be treated as undisclosed income. The assessee submitted detailed explanation before the Assessing officer. The said explanations were rejected by the Assessing officer and the Assessing officer treated the gifts received from her as the income of the assessees concerned. In this regard the submissions of the assessees are :

(1) An explanation for each of the item is submitted while filing the submissions in each case which may kindly be considered.
(2) Smt. Varsha Mirpuri Jai Kumar vide her letter dated 20.9.1997 confirmed that she gifted in all an amount of Rs.42,16,665. She also provided the bank account through which the amounts have been remitted into India.
(3) Copies of the cheques were also provided;
(4) She mentioned that she is carrying on the business in Bangkok and that the amounts were withdrawn from the business concern and were paid to her relatives in India. The said amounts were deposited in the bank account of Smt. Varsha Mirpuri in India in Foreign Exchange and the amounts were gifted to the donees through cheques.
34

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

(5) The Assessing officer issued notice u/s 158BD of the I.T. Act to her. She furnished the return of income in respect of each of the deposit. The Assessing officer dropped the proceedings. Therefore, the assessee submitted that the assessee proved the genuineness of the gifts received, the confirmation that the amounts were received from the donor and also proved the source for the donor for making the gifts. The gifts were made through bank account which was disclosed to the department. Therefore, the assessee submits that no addition be made u/s 68 of the I.T. Act while completing the block assessment.

6.F.2 Considering the submissions of assessees with reference to the gifts also, it is found these are accounted transactions and proceedings initiated in the case of Smt. Varsha Mirpuri were dropped. Therefore, the monies transferred from her account, whatever may be the reason, is explainable as the source for the amounts received. Unless there is evidence that the amounts are assessee's own incomes, the gifts received from her cannot be brought to tax in individual hands, as that assessee has explanation for her source and amount have been withdrawn from the business concerns and also routed through banking channels. Moreover there is no incriminating material to justify addition in Block assessments. In view of this, additions in this also does not survive.

7. Coming to the individual cases of assessees, the grounds, explanations and findings are considered keeping the above discussion in mind. The reasons stated there in are in addition to the discussion above.

35

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

These are enclosed as Annexures to this order and these should be treated as part of this order.

8. Consequently, appeals of assessees are decided as under:

ITA.No.         Block      Name      of         Result
                period     Assessee
01/Hyd/2011                Ms. Shobha           Partly
                           R. Chugani           allowed
02/Hyd/2011                Ms. Roshini          Partly
                           K. Chugani           allowed.
03/Hyd/2011                Shalu    C.          Partly
                           Chugani              allowed.
04/Hyd/2011                Manish A.            Partly
                           Chugani              allowed.
05/Hyd/2011                Lakshman             Partly
                           G. Chugani           allowed.
06/Hyd/2011                Gulabrai D.          Partly
                           Chugani              allowed
07/Hyd/2011                Ms. Anitha           Partly
                           L. Chugani           allowed
08/Hyd/2011                Kunjbai G.           Partly
                           Chugani              allowed
09/Hyd/2011     1987-88 to Ramesh G.            Partly
                1996-97    Chugani              allowed
10/Hyd/2011                Ashok    G.          Partly
                           Chugani              allowed
11/Hyd/2011     01.04.1996 Late                 Partly
                    to     Chandru G.           allowed
                03.10.1996 Chugani
                           L/R. Rajesh
                           G. Chugani
12/Hyd/2011                Kishore G.           Partly
                           Chugani              allowed
13/Hyd/2011                Ramesh               Partly
                           Sales                allowed
                           Corporation
14/Hyd/2011                Ramesh               Allowed
                           Watch
                           Services
15/Hyd/2011                Ramesh               Partly
                           Watch                allowed
                           Company
                                       36

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Order pronounced in the open Court on .12.2014.

(SAKTIJIT DEY) (B.RAMAKOTAIAH) JUDICIAL MEMBER ACCOUNTANT MEMBER Hyderabad, Dated December, 2014.

VBP/-

Copy to

1. Ms. Shobha R. Chugani

2. Ms. Roshni K. Chugani

3. Shalu C. Chugani

4. Ms. Manisha K. Chugani

5. Mr. Lachman G. Chugani Mr.S. Rama Rao

6. Mr. Gulabrai D. Chugani Advocate 7. Ms. Anitha L. Chugani Flat No. 102

8. Mr. Kunjbai G. Chugani Shriya's Residency

9. Mr. Ramesh G. Chugani Road No.9

10. Mr. Ashok G. Chugani Himayatnagar

11. Mr. Chandru G. Chugani (late) Hyderabad.

12. Mr. Kishore G. Chugani

13. Mr. Ramesh Sales Corporation

14. Ramesh Watch Services

15. Ramesh Watch Company

16. ACIT, Circle 10(1), Hyderabad.

17. CIT, Hyderabad

18. D.R. ITAT "B" Bench, Hyderabad.

Sl. Description Date Initials No.

1. Date of dictation by the Author 27.10.2014 Sr.PS

2. Draft placed before the Dictating Member 31.10.2014 Sr.PS

3. Draft placed before the Second Member A.M.

4. Draft approved by the Second Member J.M.

5. Date of approved order comes to the Sr. PS Sr.PS

6. Date of pronouncement of order Sr.PS

7. Date of file sent to the Bench Clerk Sr.PS

8. Date on which files goes to the Head Clerk

9. Date of dispatch of order 37 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-1.

IT(SS)A No.1/Hyd/2011 Ms. SHOBHA R.CHUGANI , Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1987-88 Ground Details of Explanation by assessee Remarks of the Decision No. & addition Assessing Officer in Amount the remand report.

added (Rs.) 1 to 7 & General in 55 nature

8. Cash The available opening cash An amount of In view of Rs.900 deposited balance was deposited in the Rs.900/- was the on 15-4- Indian Bank on 02-04-1986. deposited in cash in explanation 1986 is Indian bank account No. bank account No.6190 which was treated as 6190 clearly shows that the which the assessee not undisclose assessee deposited an could not explain. controverte d income. amount of Rs. 900/- on Hence treated as d by AO, 2.4.1986 itself. The deposit undisclosed income. the addition of Rs. 900/- appearing stands against date 15.4.1986 deleted.

                            represents     the    interest
                            received from SBI mutual
                            fund.
9.          Addition        Rs.5,000/- was transferred       The A.O. found that       In view of
Rs.5342     on account      from Indian bank A/c             there was a deposit of    the
            of     short    No.6190 to A/c No.8883.          Rs.5,000/- on 5.1.87      explanation
            declaration     Rs.342/- is a part of interest   in the joint bank a/c     which was
            of    rental    credited to the account by       No.8883     in  Indian    not
            receipts or     the bank. They do not            Bank      with    Smt.    controverte
            interest        represent rent. The amount       Anitha. The contention    d by AO,
            received.       of Rs. 342/- was offered to      of the assessee that      the addition
                            tax in the asst. year 1987-      the    amount      was    stands
                            88.                              transferred       from    deleted
                                                             Indian     Bank     a/c
                                                             No.6190 was found to
                                                             be incorrect. Further,
                                                             an      amount       of
                                                             Rs.342/- was found
                                                             credited as interest
                                                             which      was      not
                                                             declared in return.
                                                             Therefore, the total
                                                             amount of Rs.5342/-
                                                             is      treated      as
                                                             undisclosed income.
                                               38

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

10. Addition The assessee received a gift It was found from the As the Rs.20,000 treating of Rs.20,000/- from Sri Lal seized material that amount the gift Dayal Dasani, NRI, Gibraltor the Bank of Credit and was not received as on 19-1-1987. Letter of Commerce Gibraltor disclosed in undisclose confirmation was submitted authorized Bank of statements d income. (page No. 16) annexed to the India for payment of earlier, the explanation submitted (page Rs.20,000/- on same can No. 13 of the paper book). 19.1.87. The amount be This does not emanate from was neither declared considered the seized documents. The in regular return of in Block amount was received income nor the assessment through banking channels. assessee submitted . As the The bank account is gift tax return. occasion for disclosed to the department. Therefore, the amount gift is not Therefore, the addition is treated as explained, should not have been made undisclosed income. credit is while completing the confirmed assessment under sec. 158 as BD of the Act. unexplaine d.

ASSESSMENT YEAR: 1988-89

11. Addition This amount pertains to This amount of Since Rs.1392 on account interest from Indian Bank Rs.1392/- was not eligible for of short A/c No.8883 of Rs.582/- on declared by the deduction declaration 5-5-87 and Rs.811/- on 10- assessee in the regular u/s 80L of interest. 11-87. The appellant is I.T.return. Hence, amount entitled for 50% of the said treated as undisclosed stands amount and not the entire income of the deleted. amount. Even if the 50% assessee. were to be added the said amount would be deductible under sec. 80L of the Act.

Therefore, no addition need be made. The addition deleted.

ASSESSMENT YEAR: 1989-90

12. Interest With regard to Rs.2,573/-, (a)Assessee received Considering Rs.2,573 and the assessee submits that Rs.1515/- from a/c the Rs.4,800 deposit in Rs.600/- was received as 6190/- and Rs.1975/- explanation bank gift from Dayanand. Balance from a/c No.8883 but amounts account Rs.1973/- is interest on declared Rs.917/- only are deleted. treated as Indian Bank account in return. Hence undisclose No.8883. out of the interest balance of Rs.2573/- d income. of Rs. 1,973, the appellant is is treated as entitled only for 50% as the undisclosed income. balance 50% relates to b)Rs.4800/- cash Smt.Anitha. It is further deposited in a/c submitted that the addition No.6190 on 16-4-98. does not emanate from any Assessee's explanation seized material and hence that interest received 39 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

no addition can be made. from NSC is not Even otherwise, the said acceptable as interest amount would be exempt on NSC is paid at the under sec. 80L of the Act. time of maturity only.


                           With regard to the deposit of
                           Rs.4,800/,    the    interest
                           received   on    NSC     was
                           deposited on 9-4-99


13.         Addition       Rent account statement was       Rs.20,400/-         was    Entire Rent
Rs.1,200    on account     filed before the Assessing       deposited in Joint a/c     can not be
            of     short   Officer(page No. 13 of the       No.8883.     Assessee's    added       as
            declaration    paper book). It is not correct   share is Rs.10,200/-       the income
            of rental.     to say that rent is short        but     she    declared    is   to    be
                           shown. Further, the addition     Rs.9000/-     only   as    computed
                           does not emanate from the        rental    receipts   in    under the
                           seized material.                 return.           Hence    head house
                                                            Rs.1200/- is treated       property.
                                                            as undisclosed income      More over
                                                            of the assessee.           amount is
                                                                                       correctly
                                                                                       disclosed as
                                                                                       explained.
                                                                                       Hence
                                                                                       deleted.
14.         Addition    This ground is already              Rs.4800/-            cash Deleted
Rs.4,800    treating    explained at  Srl.No.12             deposited in a/c 6190

the deposit above. on 16-4-98. Assessee's as explanation that undisclose interest received from d deposit. NSC is not acceptable as interest on NSC is paid at the time of maturity.

15. Addition The narration of this ground It was found that the As assessee Rs.45,000 on account is wrong. A copy of the note investments in NSC is eligible of short submitted before the have been met from for declaration Assessing Officer regarding borrowed funds or deduction of rental additions under Sec.80CCA from realization of u/s 80CCA receipt and 80 CCB is annexed for NSC of earlier years / 80CCB ready reference. In view of which were exempt the addition the detailed explanation from tax. Therefore, is deleted. submitted, the addition may the investments are Moreover kindly be deleted. The not from income the appellant claimed deduction chargeable to tax. immediate under sec. 80C of Rs. source of 45,000 and became eligible fund is not for deduction of Rs. 20,200. material so The claim was made in the long as 40 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

return of income filed. The assessee disallowance does not has income emanate from the seized to the material. Further, the extent of effective claim was only Rs. investment. 10,000. Therefore, the Addition Assessing Officer is not deleted. justified in making addition of Rs. 45,000. Further, the contention of the Assessing Officer that the amount was paid out of the loans is not justified. The appellant paid the amounts from the bank accounts and the incomes were also credited in the same bank account.

                      Therefore,      the    appellant
                      submits that the claim made
                      is     justified     and     the
                      Assessing officer is not
                      justified in making any
                      addition.
ASSESSMENT YEAR: 1990-91
16.      Addition     The      appellant     admitted     An      amount         of   Entire Rent
Rs.3,600 on account rental income of Rs. 9,000            Rs.25,200/-          was    can not be
         of     short from the joint property in          deposited in joint a/c      added as
         declaration the      regular     return    of    No.8883.      Assessee's    the income
         of rent.     income.       The     Assessing     share is Rs.12,600/-        is to be
                      Officer is of the view that         but she declared only       computed
                      there is suppression in the         Rs.9000/- as rental         under the
                      rental     income.       It    is   receipts in return filed.   head house
                      submitted that there is no          Therefore, the balance      property.
                      such suppression and there          of    Rs.3600/-      was    More over
                      is no seized material to            treated as undisclosed      amount is
                      suggest that there is any           income.                     correctly
                      suppression. Therefore, no                                      disclosed as
                      addition can be made.          A                                explained.
                      statement        showing     the                                Hence
                      receipt of rents year wise                                      deleted
                      and the division among the
                      joint owners is submitted as
                      an annexure to the present
                      submissions.
17.      Addition     This amount was already             Admitted     in    block Ground
Rs.5,400 on account admitted in the block return          return.                  rejected.
         of     short of    income.      No    further

declaration comments are offered of interest

18. Addition With regard to Rs.4,800/- Interest on NSC is Since Rs.4,800 holding the the same pertains to interest paid at the time of amounts 41 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

(19-4-89 deposits as received from NSC. maturity only. Hence are undisclose With regard to the addition the claim of the disclosed, Rs.2,700 d income. of Rs.2,700/-, no such entry assessee that these the same (20-4-89) exists in the bank account amounts pertains to are deleted.

With regard to Rs.2,400/- interest received from Rs.2,400 this represents the interest NSC is not acceptable.

(1-1-90)                received from NSC.

                       No explanation from AO
                       about the entry in bank
                       account. Other amounts
                       accounted.
19.       Addition     The amounts were paid             It was found that the      As assessee
Rs.22,000 on account through bank account No.            investments in PPF         is   eligible
          of     short 6190 with Indian Bank. All        and Mutual fund have       for
          declaration the incomes of the appellant       been      met      from    deduction
          of    rental or     receipts    were    also   borrowed         funds.    u/s 80CCA
          receipt      credited to the said account.     realization of NSC of      /    80CCB
                       Therefore,        the     AO's    earlier years which        the addition
                       observation is not correct.       were exempt from tax.      is deleted.
                       Further, the said amounts         Therefore,           the   Moreover
                       were claimed as deduction         investments are not        the
                       under sec. 80C and 80CC           from            income     immediate
                       while filing the return of        chargeable to tax.         source     of
                       income filed. The addition                                   fund is not
                       does not emanate from the                                    material so
                       seized material. Therefore,                                  long       as
                       such an addition should not                                  assessee
                       have been made while                                         has income
                       completing the assessment                                    to        the
                       under sec. 158 BD of the                                     extent     of
                       Act. It is further submitted                                 investment.
                       that the claim made was                                      Addition
                       only Rs. 10,000 under sec.                                   deleted.
                       80CC and Rs. 880 under
                       sec. 80C of the Act.
                       Therefore, the Assessing
                       Officer is not justified in
                       making any such addition.
                       The stand of AO is not
                       justified. Hence deleted.
ASSESSMENT YEAR: 1991-92
20.       Addition     This amount pertain to            Interest received from     Since
Rs.1250   on ground interest received from bank          bank a/c No.8883 is        eligible for
          of     short account in the joint names        added as the assessee      deduction
          declaration of the appellant and Smt.          has not declared the       u/s      80L
          of    rental Anitha Chugani. 50% of the        same in return.            amount
          receipt.     said amount is in the hands                                  stands
                       of the asessee and the                                       deleted
                       balance         belongs      to
                       Smt.Anita Chugani.        It is
                                                42

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

already explained that this amount represent interest received from bank account in the joint names of the assessee and Smt. Anitha Chugani. 50% of the said amount belongs to the assessee and the balance to Smt. Anitha Chugani. The assessee's share of interest has been offered to tax in the original return of income filed.

21. Addition The information is in the Rs.25,200/- deposited Entire Rs.3,600 on account annexure. It can be seen in Joint a/c No.8883. Rent can of short that there is no short Assessee's share is not be declaration declaration of rent and the Rs.12,600/- but added as of rental Assessing Officer is not declared only the income receipt. justified in making the Rs.9000/- as rental is to be addition. It is further receipts in the return computed submitted that such an under the addition is made purely on head house estimation and on property.

assumptions. There is no More over information in the seized amount is material. Therefore, no correctly addition should have been disclosed as made. However, without explained. prejudice, the appellant Hence submits that she possess deleted only 50% right in the said property and hence 50% of the amount after deducting the statutory deduction has to be treated as the income of the appellant. The details are furnished in the paper book furnished at page No.

54. Copy of the same is enclosed. There is no information in the seized material suggesting an addition.

22. Addition This amount was already Admitted in block Ground Rs.5,894 on the admitted in the block return return. rejected ground of filed. No further comments. undisclose d interest from NSC

23. Addition The narration of this ground It was found that the As Rs.12,000 on account is wrong and the appellant investments in PPF assessee is 43 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

of short is submitting a modified and Mutual fund have eligible for declaration ground for the year under been met form deduction of rental consideration which may borrowed funds or u/s 80CCA receipt/ kindly be considered. The from realization of / 80CCB dis- appellant submits that the NSC of earlier years the addition allowance claim for deduction was which were exempt is deleted. of claim made during the year in the from tax. Therefore, Moreover regular return of income. the investments are the Such an amount cannot be not from income immediate disallowed while completing chargeable to tax. source of the assessment under sec. fund is not 158 BD of the Act. Further, material so the appellant submits that long as she possessed the required assessee funds. Further, the reason has income for disallowance is not to the correct. Therefore, such an extent of addition cannot be made. investment.

Addition deleted.

ASSESSMENT YEAR: 1992-93

24. Addition The narration of the receipts Assessee received an Amount Rs.1500 on the is at pages 83-84 of the amount of Rs.3500/- being ground of paper book. The amount of from LIC Mutual fund. refund the short Rs. 2,000 represents Out of this she same declaration interest receipt and whereas declared only stands of LIC the balance of Rs. 1,500 Rs.2000/- in the deleted. Mutual received is mentioned as regular return of fund. refund. Therefore, the income. The balance of amount of Rs. 1500 cannot Rs.1500/- treated as be added as undisclosed undisclosed income of income. Further, the the assessee.

addition does not emanate from the seized material and cannot be considered as undisclosed income. The amounts are recorded in the bank accounts, which were disclosed to the department. Therefore, such an addition cannot be made.

25. Addition This amount pertain to An amount of Stand Rs.1,081 on the interest received from the Rs.4833/- was deleted for ground of joint account with Smt. received as interest reasons short Anitha. The submissions from bank a/c stated declaration made for the immediately No.8883 and 6190. earlier on of interest. preceding year may kindly Assessee declared only similar be considered. It is Rs.3752/- in the addition. submitted that only 50% of return. Therefore, the the said amount is balance of Rs.1081/- assessable in the hands of treated as undisclosed 44 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the asessee and the balance income.

                         belongs      to     Smt.Anita
                         Chugani.     It  is   further
                         submitted that such an
                         addition    is   subject   to
                         deduction under sec. 80 L of
                         the Act.
26.         Addition     The narration of this ground    It was found that the       As assessee
Rs.15,000   on account is wrong. A revised ground        investments in PPF          is   eligible
            of     short of appeal is submitted which    and Mutual fund have        for
            declaration may kindly be considered.        been      met       form    deduction
            of    rental This represents investment      borrowed funds or           u/s 80CCA
            receipt      and claim made before the       from    realization    of   /    80CCB
                         Assessing Officer in the        NSC of earlier years        the addition
                         regular return of income        which were exempt           is deleted.
                         filed. Therefore and for the    from tax. Therefore,        Moreover
                         reasons submitted for the       the investments are         the
                         immediately preceding year,     not    from      income     immediate
                         the appellant submits that      chargeable to tax.          source     of
                         the said addition should not                                fund is not
                         have been made while                                        material so
                         completing the assessment                                   long       as
                         under sec. 158BD of the Act.                                assessee
                                                                                     has income
                                                                                     to        the
                                                                                     extent     of
                                                                                     investment.
                                                                                     Addition
                                                                                     deleted.
ASSESSMENT YEAR: 1993-94
27.      Addition     This amount pertains to         An      amount       of        Deleted for
Rs.1833  on account interest received from the        Rs.18373/-         was         the reasons
         of     short joint    account of    the      received as interest           stated   for
         declaration appellant and Smt. Anitha.       from     bank      a/c         similar

of interest The appellant submitted a No.8883 and 6190. addition note for the immediately Assessee declared an above. preceding year in this amount of Rs.16540/-

                      regard..                        only in the return.
                                                      Therefore, balance of
                                                      Rs.1833/- is treated
                                                      as         undisclosed
                                                      income.
28.         Addition    This is admitted in the block Not pressed by the             Ground
Rs.1512     treating    return of income filed. This assessee.                       rejected
            the         ground of appeal is not
            interest    pressed.       No     further
            received on comments.
            mutual
            fund     as
            undisclose
            d income.
                                              45

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

29 Addition This amount represents It was found that the As assessee Rs.40,000 on account investment in PPF and a investments in PPF is eligible of short claim was made under sec. have been met from for declaration 88 of the Act. This was not borrowed funds or deduction of rental claimed as a deduction from from realization of u/s 80CCA receipt/ the total income. This claim NSC of earlier years / 80CCB claim is only as a relief from the which were exempt the addition disallowed. tax payable. The Assessing from tax. Therefore, is deleted.

Officer is not justified in the investments are Moreover adding the said amount. not from income the Note submitted at Col. No. 4 chargeable to tax. immediate may kindly be perused. For source of the reasons stated therein, fund is not for the detailed explanation material so submitted for earlier years, long as the addition made may assessee kindly be deleted. has income to the extent of investment.

Addition deleted.

ASSESSMENT YEAR: 1994-95

30. Addition Rent is not short declared. A Rs.27,600/- deposits Entire Rs.1200 on account statement of rent received were made in Joint Rent can of short was already submitted a/c No.8883 which are not be declaration before the Assessing Officer against rental receipts. added as of rental (Page No.95 to 103 of the Assessee share is the income receipts. paper book.). The appellant Rs.13,800 but is to be is also submitting a copy of declared only computed the statement showing the Rs.12,600/- in the under the division of rent between the return. Therefore, head house appellant and Smt. Anitha Rs.1200/- is treated property.

                      Chugani. A verification of           as         undisclosed     More over
                      the said figures would reveal        income.                    amount is
                      that there is no undisclosed                                    correctly
                      income. Rent is not short                                       disclosed as
                      declared.                                                       explained.
                                                                                      Hence
                                                                                      deleted
31.         Addition       The Assessing Officer did       Rs.20,804           and    Receipts
Rs.11,966   on account     not correctly work out the      Rs.6010 interests were     and
            of    short    actual   amount     received.   received from bank         accrual
            declaration    The appellant admitted the      a/c     No.8883     and    can not be
            of             bank    accounts     in   the   6190.          Assessee    taxed    at
            interest/re    returns of income filed. The    declared           only
                                                                                      the same
            ntal           amounts actually credited to    Rs.14,848/- in the
            receipts.      the bank accounts were          return.       Therefore,   time. Since
                           taken into consideration as     balance of Rs.11,966/-     assessee
                           interest while filing the       is      treated      as    accounts
                           return of income. There is      undisclosed income.        interest on
                                              46

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

no short declaration of accrual interest for the year. It is basis, the further submitted that the explanatio addition does not emanate n is from the seized document accepted.

                       and the amount cannot be
                                                                                       Amount
                       considered         as       the
                       undisclosed            income.                                  deleted.
                       Further,     the      appellant
                       submits that the Assessing
                       Officer has no basis for such
                       working. .
32.         Addition   This    amount      represents       Amount credited in         Receipts
Rs.5210     on account interest from NSC. The said          bank a/c No.6190 is        and
            of         interest is admitted in the          Rs.19010/- but she         accrual
            undisclose regular books of account             declared Rs.13800/-        can not be
            d interest which     may      please    be      as interest from NSC.      taxed    at
            from NSC   perused.      This     amount        The assessee simply
                                                                                       the same
                       represents     interest   from       stated     that     this
                       NSC.                                 represents         NSC     time. Since

interest. Therefore, the assessee balance of Rs.5210/- accounts is treated as interest on undisclosed income of accrual the assessee. basis, the explanatio n is accepted.

Amount deleted

33. Addition The narration of this ground It was found that the Deleted for Rs.40,000 on account is wrong and a modified investments have been the reasons of short ground is being submitted. met from borrowed stated declaration This amount represents funds or from earlier on of rental investment in PPF and a realization of NSC of similar receipt claim was made under sec. earlier years which issue.

88 of the Act. This was not were exempt from tax. claimed as a deduction from Therefore, the the total income. This claim investments are not is only as a relief from the from income tax payable. chargeable to tax.

34. Addition of The property consists of 5 Sri Ramesh Chugani The Rs.28,243 the different plots of 416.5 during search amounts registratio Sq.Yds. situated at Thokatta admitted in his sworn are n charges village, Secunderabad. statement that confirmed incurred These were purchased by additional as there is on Smt.Sobha R.Chugani consideration of Rs.1 incriminati acquisition alongwith 4 others. A lac was paid outside ng material. of plot at detailed note clearly books for 5 plots Explanation 47 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Thokatta mentioning the sources for which was offered as of assessee village, investment by the appellant undisclosed income. rejected. Secuderab was submitted before the Further an amount of ad Assessing Officer (PageRs.7760/- was spent No.43 and 44 of the paper towards registration book). The source for the charges outside books, investment is properlybut the same was not explained by the appellant declared by the and therefore, the addition assessee in her block may kindly be deleted. return. Therefore, the same is treated as undisclosed investment of the assessee.

35. Addition of No such addition is made by The ground is Ground Rs.27,760 the the Assessing Officer and redundant. rejected registratio hence the ground is n charges redundant. No further incurred comments.

on Balamrai property

36. Reg. The Assessing Officer Matter of record. Rejected as Charging completing completed the assessment stated in tax at the u/s 158BD. It is submitted the main 60%. assessmen that the appellant is staying order.

           t u/s 158 at      1-11-252/1A,     Motilal
           BD      and Nagar,             Begumpet,
           charging     Hyderabad along with his
           tax       at father Sri Gulabrai Chugani.
           60%.         The Department issued a
                        warrant of authorization to
                        search the premises of Door
                        No.1-11-252/1A,       Motilal
                        Nagar,            Begumpet,
                        Hyderabad.     This   clearly
                        indicates that the premises
                        of   the    appellant    was

searched and, therefore, the provisions u/s 158BC should have been applied.

The Assessing Officer completed the assessment u/s 158BD of the Act. It is submitted that the A.P. High Court in the case of Dr. Ravinder Reddy held that the provisions u/s 158BC were to be applied and not 158BD. As per the decision of the Hon'ble A.P. High 48 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                      Court, in the case of Dr.
                      Ravinder       Reddy,      the
                      provisions of Sec. 158BC
                      should have been applied in
                      this case instead of the
                      provisions of Sec. 158BD.
ASSESSMENT YEAR: 1995-96
37.      Addition     The total interest received             Assessee received an       Receipts
Rs.885   on account was Rs.12,428/- from A/c                  interest of Rs.13,316/-    and accrual
         of     short No.6190 and 8883. The                   from      bank      a/c    can not be
         declaration same was returned. Further,              No.8883 and 6190 but       taxed at the
         of interest. it is submitted that such an            declared           only    same time.
                      addition cannot be made                 Rs.12429/-      in  the    Since
                      while      completing      the          return. Therefore, the     assessee
                      assessment under sec. 158               balance amount of          accounts
                      BD of the Act. The Assessing            Rs.885/- is treated as     interest on
                      Officer cannot treat this               undisclosed income of      accrual
                      amount      as    undisclosed           the assessee.              basis,   the
                      income as the same was                                             explanation
                      offered to tax in the original                                     is accepted.
                      return of income filed.                                            Amount
                                                                                         deleted
38.         Addition       The      appellant       offered   Assessee        received   Since
Rs.15340    holding        interest on mutual funds at        Rs.26,200/-,               amounts
            that           Rs. 3,500 in the return of         Rs.16557/-          and    are
            interest       income filed. For all the          Rs.12583/- on various      reconciled
            from     SBI   assessment        years,     the   dates and stated that      the addition
            and      LIC   appellant      offered     such    the    amounts     were    stands
            Mutual         interest on accrual basis.         received from LIC and      deleted.
            fund           The Assessing Officer, on          SBI mutual funds with
            represent      the other hand, arrived at         principle     amounts.
            undisclose     the amount realized and            The      interest     so
            d income.      after deducting the principal      received from these
                           amount added the difference        investments works out
                           as interest.      This is not      to Rs.15340/- which
                           correct.        Firstly,   such    was not declared by
                           interest cannot be taxed on        the assessee in the
                           receipt basis and secondly         regular IT return or
                           such an addition cannot be         block return. Hence,
                           made while completing the          treated as undisclosed
                           block assessment.         Every    income for the AY 95-
                           year the assessee is offering      96.
                           the interest on accrual
                           basis.    The said interests
                           cannot be assessed to tax on
                           receipt basis.

39.         Addition       This consists of two fixed         It was found by the AO     AO accepts
Rs.55,000   on      the    deposits made during the           that there was a debit     part      of
            ground         year under consideration.          of Rs.33,000/- and         deposit
            that part of   The Assessing Officer is of        Rs.25,000/- through        where as we
                                             49

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

FDR not the view that such deposits cheques No.505619. are of the properly have no proper sources. In No details were opinion explained. this regard it is submitted provided with regard that that: to the person to sources for FDR No.415788 for whom the cheques the entire Rs.30,000/- dated 29-5-95 was issued, the addition was out of reinvestment of purpose of payment, made the FDR originally made by date of payment or the stands drawing amount from Indian realization etc. explained. Bank vide Ch.No.505618 Therefore, in the Hence dated 4-5-91 (page No. 106 absence of proper deleted. of the paper book). explanation the Similarly, FDR No.415787 investment in FDR for Rs.25,000/- dated 29-5- cannot be linked to 94 was also out of reinvest the withdrawal made. of the FDR originally Therefore, the purchased drawing amount investment is treated form Indian Bank vide as undisclosed ch.No.505619 dated 9-12- income.

91. (PageNo.106 of the paper book.) However, the Details of investment in the explanation of the bank deposits explaining the assessee regarding sources are furnished in the FDR with Grindlays paper book submitted at bank was accepted. Page No. 106, which may kindly be perused. Detailed note submitted at Col. No. 4 of this note may also be perused. The addition was not made by the Assessing Officer on a proper footing.

40. Addition The said amount represent Assessee received an Not part of Rs.30,000 on the the maturity value of the amount of Rs.20,000 seized ground mutual funds. Such an and Rs.10,000 from material. that the addition cannot be made LIC and SBI mutual Accepting amount while completing the funds. The amounts assessee represent assessment under sec. 158 were invested by the explanation the refund BD of the Act, particularly in assessee in LIC and deleted. of the view of the fact that all the SBI mutual funds in amount information is made the A.Y.91-92 and 92- claimed available in the returns of 93 and claimed deduction income filed. The appellant deduction u/s 80CCB. u/s 80CCA further submits that either The amounts received or 80 CCB at the time of filing the on investments are return of income in Form 2B taxable in the year of or at the time of completion receipt. Since, the of the assessment assessee has not proceedings the provisions offered in the return contained in Chapter VIA Hence, the amount of were applicable to the block Rs.30,000/- is treated 50 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

period assessment. The as undisclosed appellant claimed income.

deductions under sec. 80CC of Rs. 10,000 for the year 1990-01; Rs. 10,000 under sec. 80CCB for the assessment year 91-92; and Rs. 10,000 under sec.

80CCB for the assessment year 92-93. The appellant submits that the information was available on record. The information does not emanate from the seized material. Further, the amounts would be refunded only after a certain period and could not have been received during the year.

Therefore, the AO is not justified in making addition of Rs. 30,000. For the detailed reasons stated therein the addition cannot be made invoking the provisions of Sec. 158BD of the I.T. Act.

41. Addition A revised ground is It was found that the Deleted for Rs.40,000 on submitted for perusal. This investments have been the reasons Account of amount represents met from borrowed stated short investment in PPF and a funds or from earlier on declaration claim was made under sec. realization of NSC of similar of rental 88 of the Act. This was not earlier years which issue. receipt. claimed as a deduction from were exempt from tax.

the total income. This claim Therefore, the is only as a relief from the investments are not tax payable. The Assessing from income Officer is not justified in chargeable to tax. adding the said amount. A revised ground is submitted for perusal. This amount represents investment in PPF and a claim was made under sec. 88 of the Act.

This was not claimed as a deduction from the total income. This claim is only as a relief from the tax payable. The Assessing Officer is not justified in adding the said amount.

51

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

ASSESSMENT YEAR: 1996-97

42. Addition Bank interest short Assessee received total Receipts Rs.3324 on account declared. The interest from interest of Rs.16540/- and accrual of interest A/c No.6190 is Rs.2971/- from bank a/c can not be accrued on and from A/c No.8883 is No.8883 and 6190 taxed at the FDR. Rs.7370/-. It is submitted whereas declared only same time.

that 50% interest from Rs.13,306/- in the Since account No. 8883 only can return. Therefore, the assessee be considered for the balance of Rs.3324/- accounts appellant and the balance is is treated as interest on taxable in the assessment of undisclosed income. accrual Smt. Anitha. Therefore, no basis, the addition should have been explanation made by the Assessing is accepted.

                     Officer                                                           Amount
                                                                                       deleted
43.         Addition       This amount is deposited by       The assessee claimed      Deleted
Rs.17,000   on      the    withdrawing the amount            that Smt.Sunitha, her     accepting
            ground         from     Andhra Bank A/c          daughter           has    the
            FDR    was     No.14211 belonging to Smt.        transferred        the    explanation
            not            Sunitha,     the    appellant's   amount      from   her    of assessee
            properly       daughter.      An explanation     account. However, no
            explained.     furnished in this regard is at    such withdrawal was
                           Page No.113 of the paper          found in the account
                           book. The Assessing Officer       of    the     daughter.
                           is not justified in making an     Further, assessee is
                           addition, particularly while      not     having     any
                           completing the assessment         account in Andhra
                           under sec. 158 BD.         The    Bank.
                           addition does not emanate
                           from the seized material.         In the absence of any
                                                             material      evidence
                                                             regarding withdrawal
                                                             or transfer in the
                                                             account during the
                                                             period the amount is
                                                             treated as undisclosed
                                                             income.

44.         Addition       The addition of Rs.5,00,000       The donor had gifted a    For      the
Rs.500000   on       the   was made disbelieving the         total     amount     of   detailed
            ground         gifts     received      from      around Rs.42 lacs to      reasons
            that     the   Smt.Varsha         Jaikumar       her     brothers   and    given     in
            amount         Mirpuri. This amount was          relatives during the      main order,
            received       received through Cheque           block     period.  The    addition
            from           dated 4-8-95. In this regard,     assessee could not        stands
            Varsha         it is submitted that these        prove that the donor's    deleted.
            Meerpuri       entries were made in the          financial capacity was
            is             regular bank account and          sufficient to make gift
            undisclose     the books of account. No          repeatedly     to   her
            d income.      incriminating material was        relatives. Moreover the
                                           52

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

found during the course of assessee could not search and, therefore, no produce any IT return addition should have been copy of the relative nor made as undisclosed any balance sheet income. Without prejudice, during the course of the appellant submits that assessment Smt.Varsha Mirpuri is the proceedings.

resident of Bangkok, Thailand and she is the sister of the appellant. She maintained a bank account with Indian Bank, Secuderabad, a copy of which is submitted at page Nos.18 of the paper book.

The appellant filed bank account in India, letter of confirmation from Varsha Mirpuri. It is also confirmed by her that she deposited the amounts with the Indian Bank much earlier and she issued cheques in favour of the appellant and other brothers and the amount was withdrawn. Therefore, the donor is identified, sources are identified and she confirmed the fact that the amount was gifted by her. She also confirmed the fact that she gifted the amount through banking channel. The Assessing Officer issued a notice u/s 158BD to Mrs.Varsha Mirpuri proposing to tax the amount deposited into the said bank account and the said Smt.Varsha Mirpuri explained the source for such deposit and thereafter the proceedings u/s 158BD were closed. Therefore, the Assessing Officer is not justified in making addition u/s 68 of the Act.

45. Addition The narration of this ground It was found that the Deleted for Rs.50,000 on account is wrong. There is a mistake investments in PPF the reasons of short in the ground and a revised have been met from stated 53 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

declaration ground is being submitted. borrowed funds or earlier on of rental The appellant claimed the from realization of similar receipt relief under sec. 88 and not NSC of earlier years issue.

as a deduction from the which were exempt total income. Therefore, the from tax. Therefore, Assessing Officer cannot the investments are make such an addition in not from income the assessment made. The chargeable to tax. appellant claimed the relief under sec. 88 and not as a deduction from the total income. Therefore, the Assessing Officer cannot make such an addition in the assessment made.

46. Addition These additions are It was found that the Deleted for Rs.25,000 treating explained in the respective investments have been the reasons (1988-89) investment assessment years. There is met from borrowed stated Rs.45,000 s made in no information before to funds or from earlier on (1989-90) PPF as Assessing Officer to show realization of NSC of similar Rs.22,000 undisclose that the contributions were earlier years which issue. (1990-91) d income. made out of borrowed funds. were exempt from tax. Rs.12,000 The deposits into the PPF Therefore, the (1991-92) A/c. are explained in the investments are not Rs.15,000 respective asst. years. The from income (1992-93) additions made may please chargeable to tax.

Rs.40,000                 be deleted.
(1993-94)
Rs.40,000
(1994-95)
Rs.40,000
(1995-96)
Rs.50,000
(1996-97)
47.         Addition      This deposit represents the     The     amount    was      Deleted
Rs.61,050   holding       proceeds     received      on   credited to bank a/c       accepting

that the maturity of the earlier FDRs No.6190 on 11.6.96. assessee amount for Rs.30,000/- and The assessee stated explanation. deposited Rs.25,000/-. A detailed that this was out of represents explanation was submitted maturity amount from undisclose at page No.106 of the paper LIC. However, the d income book. assessee could not produce any material evidence to prove that the amount represents the proceeds received on maturity from LIC.

Therefore, the amount is treated as undisclosed income.

54

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

48. Addition The said amount was The amount was Does not Rs.13,000 holding the deposited on 2-9-1996. The credited in the bank pertain to amount appellant maintained books account No.6190 on assessment deposited of account. The amount is 2.6.96. The assessee year, hence represents received from the joint bank stated that this was deleted. undisclose account No. 8883. Further transferred from a/c d income. such an addition cannot be No.8883. However, made while completing the there is no such debit assessment under sec. 158 entry in a/c No.8883. BD of the Act. The assessee The explanation of the submits that the previous assessee was found to year did not end by the date be incorrect. Hence, of search. Hence, this Rs.13,000/- is treated addition cannot be taken as undisclosed into consideration during income. the block assessment years.

49. Addition This amount was paid This amount Since it is Rs.35,000 on the through Indian Bank represents the money an advance ground account No. 6190 (page No. advanced to M/s through that the 90 of the paper book) The Mohd. Ismail & Sons. bank Advance bank account is disclosed to In the absence of any account given to the department. The explanation the and not Md.Ismail financial year did not end. amount is treated as pertaining & Sons is Therefore, the Assessing undisclosed income. to year undisclose Officer is not justified in under d income, making any addition. consideratio Further all the credits in the n , deleted Indian Bank are properly explained by the appellant and therefore, the Assessing Officer cannot treat the said amount as undisclosed income

50. Addition The assessee submitted a During search the For the Rs.423703 on the detailed explanation at Page jewellery of detailed ground of Nos.25 to 41 of the paper Rs.11,75,666 was reasons excess book. In view of the said found belonging to the stated in jewellery explanation, the addition assessee and her main order, may kindly be deleted. As husband Sri Ramesh. addition is stated in Col.4, a detailed The assessee declared deleted. explanation was furnished Rs.4,32,875 and her at page Nos. 25 to 41 of the husband declared paper book. The Rs.1,20,696 in their explanation offered is self- wealth tax returns for explanatory. In view of the the A.Y.92-93.

                           said     explanation,    the
                           addition made may kindly         The assessee stated in
                           be deleted.                      paper book that her
                                                            minor daughters had
                                              55

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

separate jewellery for themselves but it was found that they are not part of the wealth tax returns of the assessee. Considering the social status of the family, Rs.60,000 has been deducted from the excess jewellery.


                                                            The assessee did not
                                                            furnish             any
                                                            quantitative details of
                                                            jewellery in the wealth
                                                            tax returns. Therefore,
                                                            the jewellery found
                                                            cannot be compared in
                                                            the quantitative way
                                                            and has to be based
                                                            on market value only.

51.         Addition       An amount of Rs.1,75,000         (i)Sri Ramesh Chugani      Since
Rs.175000   on      the    was already admitted in the      during          search     admitted by
            ground         block return of income.          admitted in his sworn      assessee,
            that    the    Detailed    explanation     is   statement    that   an     but in a
            payment        submitted at Col. 4.      For    amount of Rs.9,90,000      different
            made      to   the reasons stated therein, it   was paid as on money       year, AO is
            RK             is   requested    that    the    for 6 flats purchased      directed to
            Constructi     addition made may kindly         in the name of the         accept the
            on as the      be deleted.                      assessee and her 5         same      and
            expenditur                                      daughters-in-law.          further
            e incurred                                      Further      additional    addition is
            by      the                                     amount of Rs.60,000        deleted.
            assessee.                                       was admitted towards
                                                            fixtures to the flat
                                                            outside    books     of
                                                            accounts. Thus out of
                                                            total    amount      of
Rs.33333                   The       Assessing Officer      Rs.10.50 lakhs the
                           mentions that he would           share of the present
                           estimate the undisclosed         assessee   comes     to
                           income at Rs.2,00,000 and        Rs.1.75 lakhs.
                           further added Rs.33,333. In
                           this regard it is submitted
                           that    the    amount     of
                           Rs.1,69,341 represents the       The assessee admitted
                           material purchased by the        the amount for AY 94-
                           builder and not by the           95 whereas the builder
                           assessee.    Further,   the      Sri        R.K.Surana
                           assessee      offered    an      confirmed that the on
                                            56

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

additional income of money was paid in FY Rs.1,75,000 to cover the 96-97.

deficiencies. They include the cost of material used in addition to the normal material used by the builder. There is no information in the seized material to the effect that the assessee incurred more than the amount offered plus the amount recorded in the books of account. The bills found during the search reveal that the bills were issued in favour of R.K. constructions. The amount paid by the appellant, to the extent not explained, was already admitted in the return of income filed. The balance of the amount was incurred by the builder.

Therefore, no addition should have been made.

52. Addition This ground is redundant as These grounds are Ground Rs.10,521 on account no such addition is made in redundant as no such rejected.

of interest the assessment order. No addition is made in accrued on further comments. the order. FDRs.

53. Addition These additions are already It was found that the Deleted for Rs.40,000 holding the explained in the respective investments have been the reasons (1994-95) investment assessment years. met from borrowed stated Rs.40,000 s made in funds or from earlier on (1995-96) PPF realization of NSC of similar Rs.50,000 represent earlier years which issue. (1996-97) undisclose were exempt from tax.

d income Therefore, the investments are not from income chargeable to tax.

57

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexuere-2 IT(SS)A.No.2/Hyd/2011 Smt. ROSHINI K.CHUGANI, Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR 1987-88 Ground No. Details of Remarks of A.O. in Decision And addition Explanation Remand Report Amount added 1 to 4, 34A General in nature & 36.

5. Cash deposit The assessee deposited The assessee did not Considering Rs.9,200 in Indian Rs.900 on 2-4-87, have any surplus the Bank added Rs.6,500 on 18-8-87 and funds from earlier explanation as Rs.1800 on 10-11-87 years to be of assessee, unexplained. aggregating to Rs.9,200. deposited in the we hold During the year the bank and hence, the that appellant derived an amount of Rs.9,200 assessee income of Rs.44,976 remains had sources which includes the unexplained. for cash commission from money deposits. lending of Rs.11,726. It Moreover can be seen that the AO wrongly Indian Bank account was considered already disclosed to the in AY 87- department. In view of the 88. Hence fact that the appellant was deleted.

having incomes during the year and in view of the fact that the regular books are maintained by the appellant which were seized by the department, it was submitted that such an addition should not have been made by the Assessing Officer. In the remand report, the Assessing Officer simply says that the appellant does not have any surplus funds from the earlier years. The amounts do not relate to the year under consideration.

58

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

6 Addition This amount represents It was found from Since seized Rs.30,000 treating the gift received by the the seized material material gift receivedassessee from Lal Dayal that the Bank of itself as Dasan, a close relative of Credit and confirms undisclosed the assessee. Commerce Gibraltor credit from income. According to the Assessing authorized Bank of above Officer there was an India for payment of person the authorization from Bank Rs.30,000 on same can of Credit and Commerce 19/01/1987. The be accepted Gibraltor to make amount was neither as genuine. payment of Rs.30,000 to declared in regular Hence the assessee on 19-1-87. return of income nor deleted. This further reiterates the the assessee fact that the NRI Sri Lal submitted gift tax Dayal Dasani gifted an return. Therefore, amount of Rs.30,000 to the amount is the appellant herein. It treated as may please be seen that undisclosed income. the amount was gifted by the NRI and the payment was ordered from out of the country. Therefore, gift tax is not payable in India.

Otherwise, the Assessing Officer, when the details are furnished, could have initiated gift tax proceedings, but no such proceedings were initiated. It is further submitted that the gift is explained and the source of the receipt of the amount is clear from the seized material itself. Therefore, the appellant submits that the addition is not justified.

7. Addition as This amount was already The interest from Admitted Rs.13,773 undisclosed admitted in the block money lending and income. If income return filed. Hence, the bank interest there is under the addition may kindly be declared amounts to double head income deleted. Rs.13950 whereas addition AO from money the interest credited is directed lending. in the bank account to delete.

                                                        was        Rs.27,723.
                                                        Therefore,         the
                                                        difference          of
                                                        Rs.13,773 is treated
                                                        as       undisclosed
                                                        income.
                                            59

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

8. Addition as The assessee paid Rs. It was found that Addition Rs.35,000 deemed 35,000 through Indian the investments stands income u/s Bank Account No. 7273 on have been met from deleted as 80C(ii)(b) of 21-3-1987. The appellant borrowed funds or assessee the I.T. Act. deposited all the incomes from realization of has own in the said bank account. NSC of earlier years funds and The amounts received which were exempt further, AO from the partnership firms from tax. Therefore, is not in which the appellant is a the investments are correct in partner are also deposited not from income adding the in the bank account. The chargeable to tax. amount of partnership incomes are investment taxable for the year under when the consideration. Therefore, it claim was is not correct to mention only for that the amount was not lesser from out of the income amount.

                            admitted. IN fact, the
                            amount was paid through
                            cheques drawn on the
                            Indian    Bank     account
                            No.7273 on 21.3.1987.
                            Further    the    appellant
                            claimed only Rs.20,200
                            inclusive of payment of
                            LIC of Rs.4985. Therefore,
                            the Assessing Officer is
                            not justified in making
                            such    an    addition    of
                            Rs.35,000.

ASSESSMENT YEAR 1988-89

9.          Addition        For the assessment year         The assessee could     Amount
Rs.7,200    treating the    1988-89, the appellant          not produce any        stand
            deposit   in    received commission from        material in support    deleted as
            the bank as     money        lending       of   of the deposits in     deposit  in
            unexplained.    Rs.19,143 and also other        bank        account.   bank
                            incomes.     The    amount      Hence, treated as      account is
                            deposited      in     money     undisclosed income.    from known

lending was only Rs.7,200. sources.

Therefore, it cannot be said that the deposit made into the bank account represents undisclosed income. Further the bank account is already disclosed for Wealth Tax Return (Page No.62 of the paper book). In view of the above, the appellant 60 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

submits that the ground may kindly be allowed.

10. Addition as The assessee paid Rs. It was found that Addition Rs.33,000 deemed 32,000 through Indian the investments stands income u/s Bank Account No. 7273 on have been met from deleted as 80C(ii)(b) of 17-2-1988 and a further borrowed funds or assessee the I.T. Act sum of Rs. 1,000 was paid from realization of has own in cash. The Assessing NSC of earlier years funds and Officer made an addition which were exempt further, AO of Rs.33,000/- being the from tax. Therefore, is not amount of NSCs claimed the investments are correct in in the regular return of not from income adding the income. There is no seized chargeable to tax. amount of material for making any investment such addition u/s 158BD when the of the Act. Out of claim was Rs.33,000, Rs.32,000 was only for paid through Indian Bank lesser account in which all the amount. incomes were deposited.

Therefore, it is not correct to say that the amounts represent borrowed funds.

It can also be seen that the appellant claimed only Rs.19,394 as deduction u/s 80C which includes LIC payment of Rs.4985.

ASSESSMENT YEAR 1989-90

11. Addition on The Assessing Officer It was found that Addition Rs.35,000 account of made an addition of the investments stands deemed Rs.35,000 being the have been met from deleted as income. amount of NSCs claimed borrowed funds or assessee in the regular return of from realization of has own income. The claim was NSC of earlier years funds and made under sec. 80C of which were exempt further, AO the Act. The amounts from tax. Therefore, is not were paid through Indian the investments are correct in Bank account. All the not from income adding the receipts were deposited in chargeable to tax. amount of the said bank account. investment The appellant claimed when the deduction of Rs. 20,200 claim was under the said section. only for The total income for the lesser year under consideration amount. amounted to Rs. 56,834.

Therefore, the Assessing Officer is not justified in 61 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

making any such addition.

ASSESSMENT YEAR 1990-91

12. Addition on According to the Assessing The interest earned Deleted for Rs.842 account of Officer, the appellant on bank account the reasons undisclosed derived interest from No.25164 with as interest from Andhra Bank account No. Andhra Bank was explained bank. 25164 and the same was not disclosed in the by assessee.

not accounted for. In this return. regard it is submitted that the appellant did not maintain any account with Andhra Bank. However, there is a Kiddy Bank account in the name of minor children - Laveena and Rohit. The interest derived is not includible as the provisions of sec.

                        64(1A)       was       made
                        applicable only from the
                        assessment year 1993-94.
                        Therefore,      the     said
                        amount cannot be treated
                        as the income of the
                        assessee.
13.         Addition on The assessee submits that        It was found that      Addition
Rs.45,000   the ground for     the    year    under      the     investments    stands
            of   deemed consideration, the total         have been met from     deleted as
            income.     income      aggregated    to     borrowed funds or      assessee
                        Rs.62,017. The amounts           from realization of    has     own
                        paid towards PPF was             NSC of earlier years   funds and
                        Rs.25,000 and towards            which were exempt      further, AO
                        SBI Mutual Fund was              from tax. Therefore,   is       not
                        Rs.20,000 It cannot be           the investments are    correct    in
                        said that the said amounts       not from income        adding the
                        were from the borrowed           chargeable to tax.     amount of
                        funds particularly in view                              investment
                        of the fact that the amount                             when     the
                        were paid through Indian                                claim    was
                        Bank account No.7273 in                                 only      for
                        which       account      the                            lesser
                        appellant deposited her                                 amount.
                        income.     The    appellant
                        claimed a deduction of Rs.
                        20,200 considering the
                        payments to LIC; PPF and
                        interest      on      NSCs.
                        Therefore, the Assessing
                        Officer is not justified in
                                         62

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

making such an addition.

                        It is further submitted
                        that the information was
                        already disclosed to the
                        department and cannot be
                        considered       as       the
                        undisclosed income.
14.        Addition on The assessee submits that        IN            original   Deleted for
Rs.6,000   account   of during the year under           assessment         the   the reasons
           unexplained consideration she derived        assessee tried to        as
           deposit   in property     income        of   explain the amount       explained
           bank.        Rs.7,200. A flat was            as interest received     by assessee.
                        purchased during the year       from     NSC       but
                        and was let out for rent of     interest on NSC is
                        Rs.1800. The appellant          not    paid in piece
                        admitted 1/3rd share or         meal and is paid on
                        Rs.7,200 during the year.       maturity only.
                        The said amounts were           Subsequently,      the
                        deposited in the bank           assessee referred to
                        account. Therefore, it is       page 4 of paper book
                        not    correct     for    the   but it contains only
                        Assessing      Officer     to   a note on interest on
                        mention that there is no        FDR. Therefore, the
                        source for the amount. It       amount is treated as
                        is also submitted that the      undisclosed income.
                        appellant realized both
                        NSCs and the interest on
                        NSCs. Taking all these
                        factors into consideration
                        it is not correct for the
                        Assessing      Officer     to
                        mention that the amount
                        of   Rs.6,000/-      is  not
                        explained       by        the
                        appellant.     The      bank
                        account is disclosed in the
                        Wealth Tax Return. (Page
                        65 of the paper book).

ASSESSMENT YEAR 1991-92

15.        Addition as     During    the    year  the   The assessee has         Receipts
Rs.2,746   undisclosed     interest    derived   was    received     interest    and accrual
           interest from   Rs.1637 and the amount       from a/c with Bank       can not be
           bank.           was already disclosed to     of India and Andhra      taxed at the
                           the department. Therefore,   Bank which has not       same time.
                           it is not correct for the    been disclosed in        Since
                           Assessing Officer to make    the return.              assessee

addition of Rs.2746. accounts interest on accrual 63 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

basis, the explanation is accepted.

Amount deleted 16 Addition on The Assessing Officer The assessee Deleted for Rs.6,000 account of mentioned that such referred to page 4 of the reasons unexplained deposit was made with the paper book as deposit in Andhra Bank account. It where no such explained bank. is submitted that account explanation was by assessee.

No. 7273 is with Indian found.

                         Bank and the amount is
                         recorded in the books of
                         account.     The appellant
                         also submits that the
                         account was disclosed to
                         the department and also
                         in the books of account.
                         Therefore, the Assessing
                         Officer is not justified in
                         making such an addition.
                         It is submitted that the
                         bank account was already
                         disclosed in the Wealth tax
                         Return.
17          Addition on This amount was already         Amount       already If there is
Rs.1,200    account   of admitted in the block          admitted   in  Block double
            undisclosed return of income filed.         return.              addition,
            income from                                                      the     same
            money                                                            stands
            lending.                                                         deleted.
18          Addition on The assessee paid Rs.           It was found that As assessee
Rs.25,000   account   of 25,000 through Indian          the     investments is     eligible
            deemed       Bank Account No. 7273 on       have been met from for
            income       28-2-1991     Rs.   10,000     borrowed funds or deduction
                         towards    LIC    and     on   from realization of u/s 80CCA
                         28/3/1991. Rs. 15,000          NSC of earlier years /    80CCB
                         towards       PPF.      The    which were exempt the addition
                         appellant deposited all the    from tax. Therefore, is deleted.
                         incomes in the said bank       the investments are Moreover
                         account. The amounts           not from income the
                         received      from       the   chargeable to tax.   immediate
                         partnership firms in which                          source      of
                         the appellant is a partner                          fund is not
                         are also deposited in the                           material so
                         bank      account.      The                         long        as
                         partnership incomes are                             assessee
                         taxable for the year under                          has income
                         consideration. Therefore, it                        to         the
                         is not correct to mention                           extent      of
                         that the amount was not                             investment.
                                            64

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

from out of the taxable Addition income. Further it is deleted.

                           submitted    that   such
                           additions cannot be made
                           while    completing  the
                           assessment under sec.
                           158 BD of the Act.

ASSESSMENT YEAR 1992-93

19.        Addition as     The    Assessing       Officer    Assessee has not       Receipts
Rs.3,989   undisclosed     mentioned        that      the    declared    interest   and accrual
           interest from   appellant     received     Rs.    received from a/c      can not be
           bank.           1837 from Bank of India.          with Bank of India     taxed at the
                           This is not correct. The          and Andhra Bank.       same time.
                           appellant received only Rs.                              Since
                           475 for the year under                                   assessee
                           consideration. In so far as                              accounts
                           the Andhra Bank account                                  interest on
                           is      concerned,         the                           accrual
                           appellant was not having                                 basis,   the
                           any such bank account.                                   explanation
                           The    appellant's      minor                            is accepted.
                           children     were      having                            Amount
                           account      with     Andhra                             deleted
                           Bank.       It is humbly
                           submitted       that       the
                           provisions of sec. 64(1A)
                           was not applicable for the
                           assessment year under
                           consideration. Therefore,
                           the Assessing Officer is
                           not justified in making
                           such       an       addition,
                           particularly in view of the
                           fact that such an addition
                           does not emanate from the
                           seized     material.      The
                           appellant           admitted
                           Rs.1637 in the regular
                           return of income. It is
                           submitted that both the
                           Indian Bank account and
                           Bank of India account
                           were declared in the
                           Wealth Tax Return filed.
                           The appellant submits
                           that in so far as Andhra
                           Bank        account          is
                           concerned, it relates to the
                           minor children and the
                                           65

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

provision u/s 64(1A) were not applicable for the A.Y. 1992-93. Therefore, no addition should have been made.

20. Addition on The assessee paid Rs. It was found that As assessee Rs.35,000 account of 25,000 through Indian the investments is eligible deemed Bank Account No.7273 on have been met form for income. 17-2-1992 Rs.10,000 borrowed funds or deduction towards SBI mutual funds from realization of u/s 80CCA and on 24-3-1992. Rs. NSC of earlier years / 80CCB 15,000 towards PPF. The which were exempt the addition appellant deposited all the from tax. Therefore, is deleted. incomes in the said bank the investments are Moreover account. The amounts not from income the received from the chargeable to tax. immediate partnership firms in which source of the appellant is a partner fund is not are also deposited in the material so bank account. The long as partnership incomes are assessee taxable for the year under has income consideration. Therefore, it to the is not correct to mention extent of that the amount was not investment.

from out of the taxable Addition income. deleted.

The said amount was paid towards SBI Mutual fund from Indian Bank account.

All the incomes of the assessee are deposited in the same account. In so far as payment to PPF of Rs.25,000 is concerned the same was claimed u/s 88 of the IT Act and not as a deduction from the income. Therefore, it is not correct for the Assessing Officer to add the amount of Rs.35,000.

ASSESSMENT YEAR 1993-94

21. Addition as The Assessing Officer Assessee has not Receipts Rs.5,516 undisclosed estimated the interest declared interest and accrual income from from bank account at Rs. received from three can not be bank. 19,396. It is humbly bank accounts. taxed at the submitted that the same time. Assessing Officer did not Since 66 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

provide details for such assessee figure. The appellant is accounts admitting interest in the interest on returns of income as and accrual when the interest is basis, the credited. Further, such an explanation addition does not emanate is accepted. from the seized material. Amount of Therefore, the Assessing difference Officer is not justified in only is to be making such an addition. taxed.

                             Further, it is submitted                             Ground
                             that interest from Indian                            partly
                             Bank is Rs.     1967 and                             allowed.
                             from Bank of India Rs.
                             254. The aggregate works
                             out to Rs. 2221.        The
                             appellant admitted Rs.
                             1637.      At best, the
                             Assessing Officer ought to
                             have     considered     the
                             balance alone.

22.         Addition on      The ground is not pressed     Not pressed by the rejected
Rs.15,000   account     of   as such addition is not       assessee.
            undisclosed      made in the assessment
            interest from    order.
            FDR              No further comments.
23          Addition as      The      assessee      paid   It was found that      Deleted as
Rs.40,000   deemed           Rs.40,000 through Indian      the     investments    assessee
            income           Bank Account No.7273 on       have been met from     has source
                             24-2-1993        Rs.40,000    borrowed funds or      of    funds
                             towards      PPF.       The   from realization of    from    this

appellant deposited all the NSC of earlier which years incomes in the said bank were exempt from income. account. The amounts tax. Therefore, the received from the investments are not partnership firms in which from income the appellant is a partner chargeable to tax.

are also deposited in the bank account. The assessee claimed deduction u/s 88 of the IT Act and not deduction from the income.

Therefore, the AO is not justified in treating the amount as undisclosed income for the year under consideration.

67

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

ASSESSMENT YEAR 1994-95

24. Addition on The amount was As verified from the Refund of Rs.20,200 account of refundable after a period Indian Bank investment deemed of 5 years and no claim account, an amount in earlier income. was made up to the of Rs.20,200/- is the year is not assessment year 1999- realization of SBI taxable 2000 and, therefore, it is mutual funds which unless not correct for the is taxable in the year claimed as Assessing Officer to treat of realization which deduction. the amount of Rs.20,200 the assessee has not Assessee as the income of the disclosed. explanation appellant. It is further is accepted. submitted that for the Amount assessment year 1990-91, deleted. a claim was made of Rs.12,000 being 50% of the SBI Mutual fund.

Similarly, a claim was made for Rs.10,000 for the assessment year 1991-92.

These amounts were not refunded by 1994-95 and, therefore, the Assessing Officer is not justified in making addition.

25 Addition on The assessee paid Rs. It was found that Amount Rs.40,000 account of 40,000 through Indian the investments stand deemed Bank Account No. 7273 on have been met from deleted income 1-2-1994 Rs. 40,000 borrowed funds or accepting towards PPF. The from realization of explanation appellant deposited all the NSC of earlier years of assessee. incomes in the said bank which were exempt account. The appellant from tax. Therefore, submits that she claimed the investments are relief under sec. 88 from not from income the tax payable and not a chargeable to tax.

deduction from the income. Therefore, the amount cannot be treated as undisclosed income of the appellant. Further, as submitted in col. 4, the amounts were paid from the bank account where the incomes were deposited. Therefore, the AO is not justified in mentioning that the amounts were paid from the loan funds.

68

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

26. Addition on The appellant admitted Receipts Rs.2744 account of Rs.31,556 in the return of (i) Assessee has not and accrual Rs.16,201. undisclosed income filed. The declared interest of can not be interest on appellant admitted the Rs.2744 received taxed at the FDR and aggregate of the interest from account with same time. bank credited by the banks to Andhra Bank. Since account. her accounts. The assessee Assessing Officer on the accounts other hand resorted to interest on estimation of interest. The ii) The assessee was accrual appellant humbly submits holding FDRs of basis, the that while completing the Rs.1,90,000 explanation assessment under sec.158 throughout the year is accepted. BD, the Assessing Officer and Rs.35,000 for Amount cannot make such an 10 months. The deleted addition on estimate basis interest component without reference to the works out to seized material. Therefore, Rs.26,300 The FDR the appellant submits that interest declared by the Assessing Officer is the assessee was not justified in making Rs.10099. Therefore, such an addition. the amount of Rs.6201 is the undisclosed income for the A.Y.1994-95.

ASSESSMENT YEAR 1995-96 27 Addition on In this regard, it is As verified from the Deleted Rs.11,683 account of submitted that in the Indian Bank accepting deemed earlier years no such account, an amount the income. claim was made except for for Rs.12,583 is the assessee the assessment year 1992- realization of LIC explanation.

93. Therefore, such an mutual fund which addition cannot be made. is taxable in the year Further, the provisions of realisation which contained in Chapter VIA the assessee has not were not applicable for the disclosed. assessment under sec.

158 BD both at the time of filing the return of income and at the time of completing of the regular assessment. The addition is also not emanated from the seized material.

Therefore, no such addition should have been made by the Assessing Officer.

69

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Rs.40,000 The assessee paid Rs. It was found that 40,000 through Indian the investments Bank Account No. 7273 on have been met from 25-2-1995 towards PPF. borrowed funds or The appellant deposited all from realisation of the incomes in the said NSC of earlier years bank account. The which were exempt amounts received from the from tax. Therefore, partnership firms in which the investments are the appellant is a partner not from income are also deposited in the chargeable to tax.

bank account. The partnership incomes are taxable for the year under consideration. Further it is submitted that such additions cannot be made while completing the assessment under sec.

158 BD of the Act

28. Addition on The Assessing Officer The assessee was Assessee Rs.17,766 account of merely estimated the holding FDRs of explanation undisclosed interest and added the Rs.1,00,000 accepted. If interest on same. The assessee on the throughout the year amounts FDRs other hand admitted the and Rs.55,000 for 6 are offered income on receipt basis. ½ months. The on receipt Therefore, the addition interest component basis the may kindly be deleted. works out to same may Rs.20,100. The FDR become interest declared by double the assessee was addition if Rs.7611. Assessee taxed on also received accrual interest on accounts basis.

                                                           with Indian      Bank     Deleted.
                                                           and Andhra Bank
                                                           amounting           to
                                                           Rs.5277. Thus the
                                                           difference           of
                                                           Rs.17,766 is the
                                                           undisclosed income
                                                           for the A.Y.1995-96.

29.         Addition on     The ground is not pressed Not pressed by the rejected
Rs.12,583   account    of   as no such addition is assessee.
            undisclosed     made by the Assessing
            Income    on    Officer.
            maturity of
            mutual          No further comments.
                                              70

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

fund.

ASSESSMENT YEAR 1996-97

30. Addition on The Assessing Officer is of Assessee has not In a case Rs.1628 account of the view, that the declared interest where undisclosed appellant derived interest received from assessee interest from from Andhra Bank and Andhra Bank does not bank. such interest was not account. have disclosed. It is humbly account in submitted that the Andhra appellant did not maintain Bank, how any such account with amount was Andhra Bank. Therefore, taxable was the Assessing Officer is not not justified in making answered such an addition. by AO.

Amount stand deleted.

31 Addition on The Assessing Officer The assessee was Assessee Rs.12,000 account of estimated the interest holding FDRs of explanation undisclosed receivable from the fixed Rs.1,00,000 accepted. If interest on deposits. He considered throughout the year. amounts FDRs the fixed deposits held by The interest are offered the appellant jointly with component works on receipt the minors and others. out to Rs.12,000 basis the The appellant admitted which is the same may Rs. 1220 in the return of undisclosed income become income filed. The for the Assessment double appellant admitted the Year 1996-97 as the addition if aggregate of the interest same has not been taxed on credited by the banks to declared in the accrual her accounts. The return. basis. Assessing Officer on the Deleted. other hand resorted to estimation of interest. The appellant humbly submits that while completing the assessment under sec.

158 BD, the Assessing Officer cannot make such an addition on estimate basis without reference to the seized material.

Therefore, the appellant submits that the Assessing Officer is not justified in making such an addition.

71

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

32. Addition as The assessee paid It was found that Deleted as Rs.50,000 deemed Rs.50,000 through Indian the investments assessee income u/s Bank Account No.7273 on have been met from has source 80C 26-3-1996 towards PPF. borrowed funds or of funds The appellant deposited all from realization of from this the incomes in the said NSC of earlier years years bank account. Further it which were exempt income. is submitted that such from tax. Therefore, additions cannot be made the investments are while completing the not from income assessment under sec.158 chargeable to tax.

                        BD of the Act. The said
                        amount was claimed as a
                        deduction u/s 88 of the
                        I.T. Act and not as a
                        deduction     from     the
                        income.

ASSESSMENT YEAR 1997-98

33.         Addition on     It is submitted that the       As      per     seized   Amount
Rs.28,679   account    of   appellant and five others      material     purchase    deleted as
            undisclosed     already    admitted      Rs.   bills in the name of     assessee
            investment      10,50,000 as undisclosed       R.K. Constructions       admitted
            in     Pooja    income on this account.        the builder of the       income on
            Apartments      The appellant submitted        flat amounting to        this   issue
                            that Rs. 60,000 is towards     Rs.1,72,076      were    as
                            extra fittings and Rs.         found     from     the   explained.
                            9,90,000 towards extra         residence which are
                            payments to the builder.       for purchase of extra
                            The     Assessing    Officer   fittings.           No
                            added the amount of Rs.        explanation       was
                            1,75,000 as admitted by        offered.    Therefore,
                            the appellant. Besides, the    1/6th (6 flat owners)
                            Assessing Officer mentions     which     comes     to
                            that certain bills for         Rs.28,679 Share of
                            purchases made by R.K.         the assessee is the
                            Constructions          from    undisclosed
                            Hemant Enterprises; Om         investments.
                            Trading Company were
                            found and that such an
                            amount works out to Rs.
                            1,72,076. The Assessing
                            Officer added 1/6 of such
                            amount. In this regard, it
                            is submitted that the
                            purchases were effected by
                            R.K. Constructions. This
                            is evidenced from the
                            invoices found.         The
                            appellant    offered     Rs.
                                              72

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                             9,90,000 as additional
                             payment        to        R.K.
                             Constructions,      besides
                             accepting Rs. 60,000 for
                             additional          fittings.
                             Therefore, the amount of
                             Rs. 1,72,076 has to be
                             telescoped     with       the
                             amount already offered by
                             the appellant. Therefore,
                             the appellant submits that
                             the Assessing Officer is
                             not justified in making
                             such an addition.

34.           Addition as    Without prejudice to the         Sri Ramesh Chugani      Since
Rs.1,75,000   undisclosed    contention,        it       is   during        search    admitted by
              investment     submitted       that      the    admitted    in    his   assessee in
              in     Pooja   assessee      offered      an    sworn      statement    block
              Apartments     amount of Rs.1,75,000            that an amount of       period,
                             towards the amount paid          Rs.9,90,000      was    double
                             to the builders in excess of     paid as on money for    addition is
                             the price as per the             6 flats purchased in    not
                             agreement.      The      said    the name of the         warranted.
                             amount      was       already    assessee and her 5      AO        is
                             admitted in the return of        daughters-in-law.       directed to
                             income.. As the assessee         Further    additional   accept the
                             already offered the amount       amount             of   amount
                             of     Rs.1,75,000,       the    Rs.60,000        was    declared as
                             addition may please be           admitted     towards    such.
                             deleted.                         fixtures to the flat
                                                              outside books of
                                                              accounts. Thus out
                                                              of total amount for
                                                              Rs.10.50 lakhs the
                                                              share of the present
                                                              assessee comes to
                                                              Rs.1.75 lakhs.

                                                              The         assessee
                                                              admitted         the
                                                              amount            for
                                                              A.Y.1994-95
                                                              whereas the builder
                                                              Sri      R.K.Surana
                                                              confirmed that the
                                                              on money was paid
                                                              in F.Y.1996-97.

35.           Reg.           The   Assessing    Officer Matter of record.             Rejected.
Charging      completing     completed the assessment
                                           73

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

tax at 60%   the            u/s     158BD.      It    is
             assessment     submitted      that     the
             u/s 158 BD     appellant is staying at 1-
             and            11-252/1A, Motilal Nagar,
             charging tax   Begumpet,       Hyderabad
             at 60%.        alognwith his father Sri
                            GulabraiChugani.       This
                            clearly indicates that the
                            premises of the appellant
                            was      searched      and,
                            therefore, the provisions
                            u/s 158BC should have
                            been applied.
                                              74

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-3 IT(SS)A No.3/H/2011 Smt. SHALU C.CHUGANI Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 Ground No. Details of Explanation Remarks of the AO Decision & Amount addition in Remand Report added 1 to 5 & 14 General in nature 6 Bank The amount of Rs.600 was Ground not pressed Rs.600 interest, already admitted in the by the assessee Rejected. (1992-93 mutual fund block return filed and interest and hence this ground is not FDR interest pressed.

are added as undisclosed income Rs.10,145 Appellant offered interest The total interest Since (1995-96) of Rs. 14,775 for the component credited working of assessment year 1994-95 to bank on FDR was AO is not and Rs. 11,132 for the Rs.26,561 whereas justified assessment year 95-96. the assessee has amount Therefore, the working admitted interest of stands made by the Assessing Rs.16,416 only. deleted. Officer is not correct. Therefore, the Further, the addition is difference of not emanating from the Rs.10145 is the seized material. undisclosed income Therefore, the Assessing for the A.Y.1995-96.

Officer is not justified in making such additions while completing the assessment under sec.

158 BD of the Act.

The Assessing Officer is of the view that fixed deposits made with various banks would yield interest of Rs.26,561. According to the Assessing Officer there were deposits of Rs.10,000, Rs.75,000 and Rs.25,000 on 02.06.1994 and Rs.10,000 on 07.02.1995 after which 75 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                           there were realizations of
                           Rs.49,671 on 18.10.1994
                           and      Rs.1,01,890     on
                           13.02.1995.The Assessing
                           Officer is of the view that
                           interest realized would be
                           Rs.26,561       and     not
                           Rs.10,426 as admitted. It
                           is further submitted that
                           there is no possibility of
                           deriving an interest of
                           Rs.26,561 from out of the
                           deposits       made       of
                           Rs.1,20,000 as narrated
                           by the Assessing Officer.
                           In the circumstances, it is
                           submitted       that    the
                           Assessing Officer is not
                           justified in making any
                           addition on this ground.

7.          Addition       NSC of Rs.9,000 was            Assessee deposited     Deleted
Rs.9,900    treating the   matured on 18-8-1996.          cash of Rs.9000 on     accepting
(1987-88)   deposit   in   The principal amount of        18-8-86 and Rs.900     assessee
            bank      as   Rs.9,000      along    with    on     2-4-86   and    explanation
            undisclosed    interest earned of Rs.900      explained that they
            income         aggregating to Rs.9,900        are NSC interest
                           was deposited in the           received.       NSC
                           bank.       Therefore, the     interest is received
                           Assessing Officer is not       on maturity only.
                           justified in making such       Therefore, claim of
                           an addition.                   the assessee cannot
                                                          be accepted.

Rs.6,000                   With regard to Rs.6,000        Assessee deposited     Deleted
(1988-89)                  for the assessment year        cash of Rs.6000 in     accepting
                           1988-89,     this   amount     Indian         Bank    assessee
                           represents     partly   the    account         and    explanation
                           interest received from NSC     explained that they
                           and partly cash deposit.       are NSC interest
                           The appellant maintained       received.       NSC
                           books of account and the       interest is received
                           same were seized. For the      on maturity only.
                           year under consideration,      Therefore, claim of
                           the income for the year        the assessee cannot
                           under         consideration    be accepted.
                           amounted to Rs. 45,065.

Rs.6,000                   With regard to Rs.6,000 Assessee deposited Deleted
(1989-90)                  for the assessment year cash of Rs.6000 in accepting
                           1989-90,   this amount Indian        Bank assessee
                           76

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

represents the interest account and explanation received from NSC and explained that they cash deposit. are NSC interest received. NSC interest is received on maturity only.

Therefore, claim of the assessee cannot be accepted.

Rs.2,700 With regard to Rs.2,700, These are interest Deleted (1990-91) this consists of the deposit from SBI mutual accepting made of Rs.1,000 on 16- fund which are not assessee 12-90 out of the interest declared by the explanation received from SBI Mutual assessee in the fund, Rs.600 on 12-3-90 return. No from out of interest from explanation was SB account and Rs.1,100 furnished. deposited on 28-03-90 from available cash in the books of account . (page No.84 of the paper book).

            The facts as submitted are
            not    rebutted    by   the
            Assessing Officer in his
            remand report. Therefore,
            the appellant submits that
            the Assessing Officer is
            not justified in making
            any such addition.

Rs.6,000    With regard to Rs.6,000        Assessee deposited     Deleted
(1990-91)   for the assessment year        cash of Rs.6,000 in    accepting
            1990-91,    this  amount       Indian         Bank    assessee
            represents the amount          account         and    explanation
            received on maturity of        explained that they
            NSC. For this reason and       are NSC interest
            for the reasons submitted      received.       NSC
            in the earlier paragraph,      interest is received
            the Assessing Officer is       on maturity only.
            not justified in making        Therefore, claim of
            such an addition.              the assessee cannot
                                           be accepted.

Rs.1,800    The deposit of Rs.1800 in      These    are  cash     Deleted
(1991-92)   the     assessment   year      deposits in Indian     accepting
            1991-92 represents the         Bank account for       assessee
            cheque      received   on      which           no     explanation
            maturity of the NSC. For       explanation    was
            the reasons submitted          given.
            earlier, the said amount
                                            77

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

cannot be treated as the undisclosed income.

8. Addition This amount represents It was found from Since seized Rs.20,000 disbelieving gift received by the the seized material material the gift assessee from Lal Dayal that the bank of confirms Dasani, a close relative of Credit and gift, the the assessee. The amount Commerce, same is was transferred from the Gibraltor authorized accepted account of the donor to Bank of India for and amount the assessee's account by payment of deleted. way of an authorization Rs.20,000 on issued by the donor to the 19/1/87. The Bank of Credit and amount was neither Commerce. The credit was declared in regular already recorded in the return of income books of account and, nor the assessee therefore, it cannot be submitted gift tax treated as the undisclosed return. Therefore, income of the assessee. A the amount is letter of confirmation from treated as the donor is at page 18 of undisclosed income. the paper book and the explanation is at page 17 of the paper book.

                           It was found from the
                           seized material that the
                           Bank      of   Credit   and
                           Commerce,          Gibraltor
                           authorized Bank of India
                           for payment of Rs.20,000.
                           Therefore, the Assessing
                           Officer is not justified in
                           making any such addition.

9.          Addition on    It is not correct to mention      It was found that       As assessee
Rs.8,024    account   of   that     the    amount       of   the     investments     is eligible for
(1987-88)   undisclosed    Rs.8024 was paid from             have been met from      deduction
            income         out of the borrowed funds.        borrowed funds or       u/s 80CCA
                           The bank account for the          from realization of     / 80CCB
                           financial year 1986-87 is         NSC of earlier years    the addition
                           at page No.83 of the paper        which were exempt       is deleted.
                           book. This consists of            from tax. Therefore,    Moreover
                           interest from SB account,         the investments are     the
                           interest from UTI and             not from income         immediate
                           amounts received form the         chargeable to tax.      source of
                           partnership firm in which                                 fund is not
                           the appellant is a partner.                               material so
                           The     amounts       received                            long as
                           from partnership firms                                    assessee
                           were      taxable    in    the                            has income
                            78

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

relevant period.. During to the extent the year under of consideration the investment. appellant paid LIC of Addition Rs.5086 and NSC of deleted.

Rs.35,000. The amount of NSC was paid through Indian Bank; whereas the LIC of Rs.5,086 was paid through cheque. The income for the year under consideration was Rs.45,065. The claim u/s 80C was Rs.20,200. It is submitted that the Assessing Officer is not correct in arriving at the figure of Rs.8,024and in treating the same as undisclosed income. It is also submitted that the claim was made in the return of income and the details were already available in the records.

Therefore, the amount cannot be considered as the undisclosed income.

Rs.20,000 With regard to Rs.20,000 The assessee Considering (1988-89) (1988-89), the assessee purchased NSC for the assessee submits that cheque was Rs.20,000 and explanation issued to Post Master, referred to page 12 amount was Head Post Office, of paper book for deleted. Secunderabad towards explanation but no purchase of National explanation was Savings Certificate vide found in page cheques No.819465. The No.12. cheque was cleared on 8- 10-1987. (Page No.89 of the paper book).

Therefore, it is not correct to mention that the investment is not properly explained. It is further submitted that the amount was disclosed to the department and the addition does not emanate from any seized material.

Therefore, no such 79 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

addition should have been made by the Assessing Officer, while completing the assessment under sec.

158BD of the Act.

Rs.25,000 With regard to Rs.25,000 As found from the (1990-91) (1990-91), this transaction seized material Amount pertains to the husband of Rs.25,000 was deleted the assessee Late Sri deposited in the accepting Chandru Chugani. The fixed deposit a/c in assessee details furnished in this the Andhra Bank. explanation. regard are available at The investment was page No.149 of the paper made on 1.3.90 and book filed in the case of the assessee's late Sri Chandru Chugani. explanation that the As the transaction does investment was out not relate to the appellant of amount and as the transaction withdrawn on was already disclosed by 2.12.91 is not Sri Chandru Chugani, the relevant. Assessing Officer is not justified in making any such addition. It is also submitted that such an addition does not emanate from any seized material.


            It was also explained that
            a similar addition was
            made in the assessment of
            late Sri Chandru Chugani
            and,      therefore,   the
            appellant submitted that
            Rs.25,000      cannot   be
            added in the assessment
            of the appellant herein.
            This addition is wrongly
            made in the reassessment
            made.

Rs.12,000   With regard to Rs.12,000      It was found that       The
(1991-92)   (1991-92), it is submitted    the investments of      immediate
            that the appellant issued     Rs.12,000 in PPF        source of
            cheque No. 8197819470         and LIC Mutual          fund is not
            for   Rs.10,000     issued    fund have been met      material so
            towards investment in LIC     from        borrowed    long as
            Mutual Fund and was           funds      or    from   assessee
            cleared on 28-2-91 (page      realization of NSC of   has income
            No. 89 of the paper book).    earlier years which     to the extent
            Rs.2,000/-     was    paid    were exempt from        of
                          80

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

towards SBI mutual fund tax. Therefore, the investment. through cheque cleared on investments are not Addition 26-3-1991 from Indian from income deleted. Bank A/c No. 5330. chargeable to tax.

Rs.42,000 With regard to Rs.42,000 It was found that The (1992-93) (1992-93), investment of the investments of immediate Rs.10,000/- was made to Rs.42,000 in PPF source of SBI Mutual fund by and SBI Mutual fund is not withdrawing the amount fund have been met material so from Indian Bank on from borrowed long as 2/2/1992 vide cheque No. funds or from assessee 697304; Rs.25,000 was realization of NSC of has income invested in short term earlier years which to the extent fixed deposit on 9-12-91 were exempt from of paid through cheque tax. Therefore, the investment. No.697307 Indian Bank; investments are not Addition investment in PPF of from income deleted. Rs.32,000, was paid chargeable to tax.

            through             cheque
            No.697305 of Rs. 2,000
            and another sum of
            Rs.30,000 was paid from
            out of available cash. For
            the    assessment     year
            1992-93, the appellant
            claimed    deduction    of
            Rs.32,000          towards
            payment of PPF u/s 88 of
            the Act. She claimed
            Rs.10,000 u/s 80CCB of
            the Act. For the year
            under consideration the
            total   income    of   the
            appellant was Rs.71,398.
Rs.40,000   It is submitted that the     It was found that        Source of
(1993-94)   investment of Rs.40,000      the investment of        fund is not
            (1993-94), was made from     Rs.40,000 in PPF         material so
            out of the amount of         have been met from       long as
            Rs.1,24,682 available with   borrowed funds or        assessee
            her         during     the   from realization of      has income
            assessment year inclusive    NSC of earlier years     to the extent
            of amounts received on       which were exempt        of
            maturity of NSCs, interest   from tax. Therefore,     investment.
            on FDRs and mutual           the investments are      Addition
            funds apart from opening     not from income          deleted.
            cash balance.                chargeable to tax.

Rs.20,000 The appellant claimed This is the amount Amount (1994-95) deduction of Rs. 10,000 realized from SBI deleted.

under sec. 80CC for the mutual fund which 81 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

assessment year 1990-01; is taxable in the Rs. 10,000 under sec. year of realization. 80CCB for the assessment The assessee has year 1991-92; Rs. 10,000 not declared the for the assessment year same in the return. 1992-93. The amount Hence, treated as deposited is refundable undisclosed.

            only    after   5    years.
            Therefore, the amount
            received during the year
            cannot be treated as the
            income as the same was
            not claimed.       Without
            prejudice, it is submitted
            that every year only an
            amount of Rs. 10,000 was
            claimed for three years.

Rs.40,000   With regard to Rs.40,000      It was found that        Source of
(1994-95)   (1994-95), the assessee       the investment of        fund is not
            submits that there was an     Rs.40,000 in PPF         material so
            amount     of Rs.1,22,574     have been met from       long as
            standing to her credit        borrowed funds or        assessee
            during the assessment         from realization of      has income
            year inclusive of amounts     NSC of earlier years     to the extent
            received on maturity of       which were exempt        of
            NSCs, interest on FDRs        from tax. Therefore,     investment.
            and mutual funds apart        the investments are      Addition
            from      opening     cash    not from income          deleted.
            balance. The investment       chargeable to tax.
            of Rs.40,000 was from out
            of such credits. Hence, no
            addition can be made.

Rs.10,000   The appellant did not         The amount was           Amount
(1995-96)   claim any deduction of LIC    received from LIC        deleted
            mutual fund or PPF or         mutual fund on 17-       accepting
            NSC as there was no           10-94     which     is   explanation.
            taxable   income.    Even     chargeable to tax in
            otherwise the claim would     the year of receipt
            have been u/s 88 and not
            as deduction from the
            income.

Rs.40,000   According to the Assessing    It was found that        Source of
(1995-96)   Officer, the claim for        the investments of       fund is not
            deduction of PPF is not       Rs.40,000 in PPF         material so
            allowable as the amount       have been met from       long as
            was not invested from out     borrowed funds or        assessee
            of the income.                from realization of      has income
                                          NSC of earlier years     to the extent
                                         82

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

The appellant did not which were exempt of claim any deduction of LIC from tax. Therefore, investment. mutual fund or PPF or the investments are Addition NSC as there was no not from income deleted. taxable income. Even chargeable to tax. otherwise the claim would have been u/s 88 and not as deduction from the income.

Rs.50,000 In this regard the It was found that deleted as (1996-97) appellant humbly submits the investments of addition can that during the year under Rs.50,000 in PPF not be made consideration, the gross have been met from on investment total income of the borrowed funds or made from appellant was Rs.49,236 from realization of known and also derived for the NSC of earlier years sources. immediately preceding which were exempt year. All the transactions from tax. Therefore, of the appellant were the investments are routed through the bank not from income account and the amounts chargeable to tax.

were paid through the same account. Therefore, it cannot be said that the amounts were not invested from out of the income earned. Further, the appellant submits that the appellant did not claim deduction from the income, and also not claimed tax relief under sec. 88 of the Act as no tax payable for the year under consideration.

Further, such an addition could not have been made, while completing the assessment under sec.

158 BD of the Act.

10. Addition as The cash deposit of Assessee made cash Addition Rs.10,000 undisclosed Rs.10,000 on 26-7-1986 deposits of deleted (1987-88) income in Ramesh Watch Services Rs.10,000 on accepting was made from out of the 20/06/86 with assessee cash available in the Ramesh Watch explanation. regular books of account. Service. The The fact can be verified assessee did not from the seized books. It is offer any submitted that the explanation.

83

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                           amount        is    already
                           recorded in the books of
                           account (page 41 of the
                           paper book). Therefore,
                           such an addition cannot
                           be made while completing
                           the assessment under sec.
                           158 BD of the Act,
                           particularly,    when    no
                           seized      material      is
                           available.

ASSESSMENT YEAR 1996-97
11.        Addition     It was submitted that             As found from the Deleted
Rs.27,000  treating the there was a deposit with          seized      material accepting
           investment   Kiddy Bank account of             assessee    invested explanation.
           in FDR as Master Sachin from the               Rs.27,000         on
           unexplained year 1981. The amounts             26/3/96 in FDR in
                        were deposited from then          Andhra Bank. The
                        and onward and the                assessee explained
                        amount so      withdrawn          that the investment
                        was deposited into the FD         is   out    of   the
                        account. The Assessing            amounts withdrawn
                        Officer in the remand             from kiddy bank
                        report did not make any           account from 1981
                        further comments.                 to 1996.

ASSESSMENT YEAR 1997-98
12.        Further       This is at para 7.ii of the Matter as per record      AO is
Rs.33,333  addition on assessment order. Under                                 directed to
           account    of this head, the Assessing                              correct the
           investment    Officer arrived at an                                 clerical
           in      Pooja addition of Rs. 28,679,                               mistake. If

Apartments but added Rs. 33,333. already This is a clerical mistake admitted in the assessment order. double It is further submitted addition can that the appellant and five not be others already admitted made.

Rs. 10,50,000 as Ground undisclosed income on allowed. this account. The appellant submitted that Rs. 60,000 is towards extra fittings and Rs.

9,90,000 towards extra payments to the builder.

The Assessing Officer added the amount of Rs.

1,75,000 as admitted by the appellant. Besides, the 84 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessing Officer mentions that certain bills for purchases made by R.K. Constructions from Hemant Enterprises; Om Trading Company were found and that such an amount works out to Rs.

1,72,076. The Assessing Officer added 1/6 of such amount. In this regard, it is submitted that the purchases were effected by R.K. Constructions.

This is evidenced from the invoices found.

Therefore, the amount of Rs. 1,72,076 has to be telescoped with the amount already offered by the appellant.

The Assessing Officer did not make any further comments in the remand report.

13. Addition on The appellant submitted a During search the Deleted as Rs.8,05,968 account of detailed note in this jewellery of discussed in excess regard at pages 21-36. Rs.11,27,020 was main order.

              jewelry                                    found belonging to
                                                         the assessee and
                                                         her husband Sri
                                                         Chandru.        The
                                                         assessee   declared
                                                         Rs.1,33,072 and her
                                                         husband    declared
                                                         Rs.83,770 in their
                                                         wealth tax returns
                                                         for the assessment
                                                         year 1992-93.
                                              85

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-4 IT(SS)A No.4/H/2011 Smt. MANISHA A.CHUGANI Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10- 1996 ASSESSMENT YEAR: 1987-88 Ground No. Details of Explanation Remarks of the A.O. Decision.

&             addition                                       in    the   remand
Amount                                                       report.
added (Rs.)
1,            General   in
45 &46        nature
2.            Addition on      The submission of the         The assessee tried Deleted.
Rs.8,550      account   of     appellant is that the         to    explain    the
              unexplained      addition     does      not    amount as interest
              deposit   in     emanate from the seized       received from NSC
              bank             material and can not be       but interest on NSC
              account.         treated as undisclosed        is not paid in piece
                               income u/s 158BD of the       meal and is paid on
                               I.T. Act. Secondly, the       maturity only.
                               appellant submitted that
                               the amount of Rs.6750/-
                               was deposited into the
                               bank account from out of
                               the cash of Rs.1800
                               available in the books of
                               account and the balance
                               of amount, the amount
                               realized on maturity of
                               the NSCs. Therefore, the
                               Assessing         Officer's
                               observations    are    not
                               correct.
3.            Addition on      This amount was already       Interest    received    In         case
Rs.10,193     account     of   admitted by the assessee      from     bank      so
                                                                                     double
              unexplained      in the block return of        Rs.13,991 whereas
              interest from    income filed. Therefore,      the         assessee    addition was
              SB A/c and       no addition could be          declared    Rs.3798
                                                                                     made,
              FDR              made while completing         only., the difference
                               the assessment under          is     added       as   deleted.
                               Sec. 158BC of the I.T.        undisclosed income.
                               Act.

4.            Addition on      This amount was already       The       assessee In      case
Rs.8,940      account     of   admitted by the assessee      received   interest
                                                                                 double
              undisclosed      in the block return of        from money lending
              interest from    income filed. Hence the       and UTI which is addition was
              money            Assessing Officer should      taken            as
                                            86

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

lending and not have added the same undisclosed income made, UTI in the assessment for the block year.

deleted.

treating the same as undisclosed income.

5. Addition on Confirmation letter from It was found from since Rs.10,000 account of Lal Dayal Dasani, who the seized material confirmation gift from Lal stays in Gibralter, Spain that the Bank of Daya Dasani confirming the gift was Credit and was produced on 19-01-1987. Commerce Gibraltor available in (Page No.47 of the paper authorized Bank of book). The amount was India for payment of seized received through bank Rs.10,000 on 19-1- material DD. The addition is 87. The amount was made with reference to neither declared in itself, seized material and regular return of accepted.

                             therefore   cannot     be     income     nor     the
                             treated as undisclosed        assessee submitted        Addition
                             income.                       gift   tax     return.
                                                                                     deleted.
                                                           Therefore,         the
                             .                             amount is treated
                                                           as       undisclosed
                                                           income.
6.          Addition         This amount represents        Amount is credited        Matter         of
Rs.25,000   disbelieving     the cheque received from      in Bank of India
                                                                                     verification
            the    cheque    Ramesh Watch Services         account. In original
            received from    through Bank of India.        assessment                only.       The
            Ramesh           Earlier, it was wrongly       assessee stated that
                                                                                     same        was
            Sales            mentioned as received         it was received from
            Corporation.     from Ashok G.Chugani          Ashok       Chugani.      deleted.
                             instead of Ramesh Watch       Later, it was stated
                             Services. This fact was       that the amount
                             already    communicated       was received from
                             vide letter dt.20-10-97       Ramesh           Sales
                             vide       Ack.No.542072      Corporation. In the
                             (Paper Book page No.11).      absence     of    any
                             As the receipt of the         supporting     details
                             amount      is     properly   the     amount       is
                             explained,     the    same    treated             as
                             should not have been          undisclosed income.
                             considered       as     the
                             undisclosed income.

                             No further comments.

7.          Addition on      This interest is earned on    The assessee has Deleted
Rs.5,920    account     of   the deposit of Rs.50,000      earned interest from
                                                                                accepting
            undisclosed      made with Ramesh Sales        Ramesh         Sales
            interest from    Corporation. This amount      Corporation but has explanation.
            Ramesh           was deposited through         not declared it in
            Sales            Cheque No.216506 dated        the return.
                                            87

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Corporation. 8-9-86 drawn on Indian Bank, Secunderabad. The interest received is admitted in the return of income. This fact was already brought to the notice of the Assessing Officer through letter dated 28-9-1997 (Page No.14 of the paper book).

The Assessing Officer should not have made the addition.

8. Addition The appellant filed the It was found that Deleted as Rs.35,000 representing sources of investment the investments addition can (NSC undisclosed and it was accepted by have been met from Investment) investment the Department. Further, borrowed funds or not be made in NSC. the assessee also from realization of on submitted note regarding NSC of earlier years additions u/s 80CCA and which were exempt investment 80 CCB, a copy of which from tax. Therefore, made from is available at Page No.13 the investments are of the paper book. In view not from income known of the above, the addition chargeable to tax.

sources.

may kindly be deleted.

The amount shown as deduction u/s 80CC is Rs.20,200. Further, it is not correct to mention that the realisation of NSC is not exempt from tax. The interest from NSC is a taxable amount and the deposit made in the NSC was from out of her income earlier.

ASSESSMENT YEAR: 1988-89

9. Addition on The interest on FDR of Assessee has not In case of Rs.750 account of Rs.750 was already disclosed interest of double unaccounted admitted in the block Rs.750 received interest on return filed. Therefore, against FDR. addition FDRs. the A.O. should not have amount made addition treating the same as undisclosed stand income.

deleted.

The amount was already admitted in the return of income filed.

88

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

10. Addition on The money lending The assessee was Deleted Rs.23,469 account ofbusiness was done found to have accepting undisclosed through her parents at brought in income from Madras. The said activity Rs.22,297 from explanation. money commenced during the undisclosed sources lending. financial year 1986-97 and increased the relevant for the circulating capital assessment year 1987- used in money

88. The initial capital of lending business.

                         Rs.47,750 was already
                         disclosed in the Wealth
                         Tax returns (Page No.78
                         of the paper book). The
                         interest     derived         of
                         Rs.14,031 was already
                         admitted in the regular
                         return      of        income.
                         Therefore, the Assessing
                         Officer is not correct to
                         make       any          further
                         addition.    It     is     also
                         submitted that the above
                         is not emanated from the
                         seized documents.
11.         Addition on The assessee received              Assessee deposited Deleted
Rs.6,600    account   of principal     amount         of   cash in Indian Bank
                                                                                accepting
            unexplained  Rs.5,000 on maturity of           account on 14.8.87
            deposit   in NSC along with interest           but the assessee did explanation.
            bank.        of Rs.1,600 aggregating           not      file   any
                         Rs.6,600 on 16-4-87. The          explanation. Hence,
                         said      amount           was    treated           as
                         deposited in the bank.            undisclosed income.
                         (Page No.92 of the paper
                         book.)      Hence,          the
                         addition may please be
                         deleted.

                            As      the      assessee
                            submitted              the
                            explanation now and as
                            the Assessing Officer did
                            not    contradict      the
                            explanation, the addition
                            may kindly be deleted.

12.         Addition on     The assessee submits           It was found that Deleted
Rs.35,000   the plea that   that the provisions of         the     investments
                                                                                accepting
            the             Chapter VI were not            have been met from
            exemption       applicable to the block        borrowed funds or explanation.
            claimed    is   assessment period both         form realization of
            not covered     at the time of filing the      NSC of earlier years
                                          89

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


            by Chapter return of income and at            which were exempt
            XIVB of the the time of completion of         from tax. Therefore,
            I.T. Act.   the           assessment.         the investments are
                        Therefore, it should not          not form income
                        be added.                         chargeable to tax.

                           The provisions of sec.
                           80CCA were introduced
                           only for the assessment
                           year 1989-90 and no
                           such provision was there
                           in the earlier years.
                           Therefore, the addition is
                           not justified.


ASSESSMENT YEAR: 1989-90
13.         Addition       The addition does not          This         amount     Deleted
Rs.31,430   towards        emanate from the seized        represents     fresh
                                                                                  accepting
            interest  on   material. The Assessing        introduction       of
            undisclosed    Officer worked out the         money in the money      assessee
            debtors.       said figure based on the       lending    business.
                                                                                  explanation.
                           wealth tax and Income-         No explanation as
                           tax returns filed.     The     furnished.              Not part of
                           Assessing Officer took
                                                                                  seized
                           into consideration the
                           total debtors for the year                             material
                           under       consideration,
                                                                                  also.
                           deducted the debtors for
                           the           immediately
                           preceding     year     and
                           arrived at the difference.
                           Investment     in    money
                           lending are explained in
                           the return of income.
                           Books of account are
                           seized    by     the    I.T.
                           Authorities     and     the
                           investment     in    money
                           lending is recorded in the
                           said books of account.
                           The same is properly
                           recorded in the books of
                           account.     The assessee
                           already offered of interest
                           of Rs.36,790 from money
                           lending. The investments
                           made were admitted in
                           the wealth tax returns
                           filed.   Therefore,    this
                                           90

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                             amount       can      not
                             represent the undisclosed
                             income of the appellant
                             herein.

14.         Addition on      This amount was already      This is interest on Admitted.
Rs.2,600    account     of   admitted in the block        money       lending
                                                                              Incase
            undisclosed      return filed. Hence, the     declared in block
            interest from    addition may please be       return.             double
            money            deleted. The A.O. should
                                                                                 addition,
            lending.         not have treated the
                             same     as   undisclosed                           stands
                             income.
                                                                                 deleted.
15.         Addition on      The assessee got refund      The        assessee    Deleted     as
Rs.23,450   account    of    of the principal amounts     deposited cash of
                                                                                 the
            undisclosed      of two NSCs on maturity      Rs.10,200        on
            deposit    in    of the values of Rs.10,000   11.7.88 but could      explanation
            the bank.        and              Rs.13,450   not            offer
                                                                                 is valid.

aggregating to Rs.23,450. explanation.

                             This      amount       was
                             deposited in the bank.
                             The details are furnished
                             at Page No.92 of the
                             paper book.      The A.O.
                             wrongly mentioned the
                             page No. as 13 of the
                             paper book.

16.         Addition as      For the assessment year,     It was found that      Deleted     as
Rs.35,000   undisclosed      the total amount derived     the     investments
                                                                                 assessee has
            investment       was     Rs.83,351.   The     have been met from
            in PPF.          payments towards NSCs        borrowed funds or      incomes
                             and LIC was Rs.40,015        from realization of
                                                                                 matching
                             and    an    amount   of     NSC of earlier years
                             Rs.20,200 was allowed as     which were exempt      the
                             deduction u/s 80C. This      from tax. Therefore,
                                                                                 investments.
                             does not emanate from        the investments are
                             the seized documents         not form income
                             and the same is admitted     chargeable to tax.
                             in the return of income
                             filed.

ASSESSMENT YEAR: 1990-91

17.         Addition on      This    amount      was      Assessee    declared In case       of
Rs.1600     account     of   admitted in the block        interest        from
                                                                               double
            undisclosed      return of income filed.      mutual fund in the
            interest from    Hence, the addition may      block return.        addition
            mutual fund.     please be deleted. The
                                           91

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessing Officer should deleted. not have resorted to the addition.

18. Addition on The Kiddy Bank account As found from the Not to be Rs.25,000 account of in Andhra Bank was seized material considered unexplained converted to FDR. Hence, Rs.25,000 was bank this bank deposit is deposited in the in block. deposit. properly explained. fixed deposit a/c in Explanation Details of the transaction the Andhra Bank. are available at page The investment was accepted. No.122 of the paper book made on 1-3-90 and Amount instead of 119 as the assessee's mentioned by the explanation that the deleted.

                             Assessing Officer. It is     investment was out
                             submitted      that    the   of           amount
                             deposit made on 1.3.90       withdrawn         on
                             was from out of the          2.12.91    is    not
                             withdrawal from Kiddy        relevant.
                             Bank account. Therefore,
                             the source of investment
                             is justified and the
                             addition may kindly be
                             deleted.

19&20       Addition on      For the assessment year,     It was found that      Deleted      as
Rs.35,000   account    of    the total amount derived     the     investments
                                                                                 assessee has
(PPF)       undisclosed      was     Rs.87,229.    The    have been met from
            investment       payments          towards    borrowed funds or      incomes
            in PPF.          accrued interest on NSCs     from realization of
                                                                                 matching
                             and LIC was Rs.18060         NSC of earlier years
                             and    an    amount    of    which were exempt      the
                             Rs.43,060 was allowed as     from tax. Therefore,
                                                                                 investments.
                             deduction u/s 80C. This      the investments are
                             does not emanate from        not from income
                             the seized documents         chargeable to tax.
                             and the same is admitted
                             in the return of income
                             filed.

ASSESSMENT YEAR: 1991-92
21.         Addition    on The      amount    was         The         assessee Rejected.
Rs.2,880    the ground of  admitted in the block          declared interest on
            undisclosed    return of income filed.        UTI in the block
            interest from  Hence the A.O. should          return.
            UTI            not have made the
                           addition.  No   further
                           comments.
22.         Addition   on Admitted in the block           The        assessee Rejected.
Rs.693      account     of return of income filed.        declared    interest
                                             92

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

undisclosed Hence, the addition from LIC mutual interest from needs to be deleted. fund in the block LIC Mutual Hence the A.O. should return.

            Fund.             not have made the
                              addition.   No  further
                              comments.

23.         Addition    on    It is clearly explained       The        assessee    Cheque
Rs.17,800   account      of   that the amount of            deposited 17,800 in    deposited,
            unexplained       Rs.17,800         credited    Indian Bank a/c on     but
            deposit in the    represents the cheques        16-4-90. The paper     returned. No
            bank.             returned.     A    similar    book    does    not    addition   is
                              cheques found issued          contain         any    warranted.
                              (Page No.99 of the paper      explanation.           Hence
                              book). The Assessing                                 deleted.
                              Officer is not justified in
                              mentioning      that    no
                              explanation            was
                              submitted.

24.         Addition   on     The amount claimed was        It was found that      Source     of
Rs.58,000   account     of    admitted in the regular       the     investments    fund is not
            undisclosed       return of income filed.       have been met from     material so
            investment in     For the year under            borrowed funds or      long       as
            PPF               consideration, the total      from realization of    assessee has
                              income of the assessee        NSC of earlier years   income     to
                              aggregated               to   which were exempt      the extent of
                              Rs.1,02,047            and    from tax. Therefore,   investment.
                              exemption u/s 88 was          the investments are    Addition
                              claimed. The assessee         not from income        deleted.
                              did    not    claim    any    chargeable to tax.
                              deduction u/s 80C on
                              account of deposit made
                              with the LIC or accrued
                              interest     or     public
                              provident            fund.
                              Therefore, the Assessing
                              Officer's observations are
                              not correct.




25.         Addition   on The interest on fixed The             assessee Estimated
Rs.2105     account     of deposits was offered for received Rs.5105 as
                                                                         addition  is
            undisclosed    assessment    in     the interest         but
                                           93

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

interest from returns of income declared only deleted. FDRs. regularly filed. The Rs.3,000 in the Assessing Officer regular return. estimated the interest at Rs. 5,105 against Fixed deposit of Rs. 25,000.

The working is made only on estimate basis.

ASSESSMENT YEAR: 1992-93

26. Addition on The Assessing Officer The assessee Not based on Rs.25,000 account of made an addition of Rs. invested in FDR on seized Rs.5,654 undisclosed 25,000 on the ground 2-12-91 in Andhra investment that there is no source Bank and explained material. in FDR and for investment of Rs. the investment as Even interest on 25,000. It was explained withdrawn from SB FDR. at page 119 of the paper account in Andhra assessee book that the said Bank. No such explanation amount was deposited by withdrawal was drawing from the bank found in such SB was account. The Assessing account.

acceptable.

Officer did not consider The assessee the explanation properly. received interest of Hence Further, the addition Rs.8650 on FDR but deleted.

does not emanate from declared only the seized material. The Rs.2996. Hence the Assessing Officer difference is treated estimated the interest on as undisclosed accrual basis at Rs. income.

5,654. This is not correct and further it is purely on estimate basis. The actual amount realized by the appellant was admitted in the return of income. Even otherwise, if the additional interest is added the same would also be covered by deduction under sec. 80L of the Act. Therefore, there is no undisclosed income.

27. Addition on The assessee disclosed It was found that Deleted as Rs.15,000 account of every proof with evidence the investments assessee has undisclosed and claimed the same as have been met from investment deduction. The Assessing borrowed funds or incomes in PPF. Officer is not correct in from realization of matching considering this issue NSC of earlier years under Chapter XIVB of which were exempt the the I.T. Act. In this regard from tax. Therefore, 94 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

a note submitted by the the investments are investments. assessee is at page No.13 not from income of the paper book. chargeable to tax.

ASSESSMENT YEAR: 1993-94

28. Addition on The appellant admitted The assessee Estimated Rs.1350 account of the interest income received interest of addition undisclosed correctly in the regular Rs.6450 against interest from return of income. The FDR but disclosed stands FDRs. Assessing Officer only Rs.5100 in deleted.

proceeded to estimate the regular return. interest income on the fixed deposits and arrived at a hypothetical amount.

                             This is not justified
                             particularly         while
                             completing              the
                             assessment under sec.
                             158 BC of the Act;
29.         Addition         This issue cannot be          It was found that      Deleted      as
Rs.35,000   representing     considered          under     the     investments
                                                                                  assessee has
            PPF.             Chapter XIVB of the I.T.      have been met from
                             Act. The amount paid          borrowed funds or      incomes
                             towards PPF was claimed       from realization of
                                                                                  matching
                             as deduction u/s 88 of        NSC of earlier years
                             the I.T. Act. Therefore,      which were exempt      the
                             the    Assessing    Officer   from tax. Therefore,
                                                                                  investments.
                             should not have made          the investments are
                             any addition.                 not from income
                                                           chargeable to tax.

ASSESSMENT YEAR: 1994-95

30.         Addition on      This issue cannot be          This is the amount     Return       of
Rs.20,200   account     of   considered          under     realized from SBI
                                                                                  investment
            deemed           Chapter XIVB of the I.T.      mutual fund which
            income           Act.      The    assessee     is taxable in the      can not be
            received from    disclosed every proof with    year of realization.
                                                                                  taxed unless
            mutual           evidence and claimed the      The assessee has
            funds.           same as deduction. The        not declared the       claimed      as
                             Assessing Officer is not      same in the return.
                                                                                  deduction
                             correct in considering        Hence, treated as
                             this issue under Chapter      undisclosed.           earlier.
                             XIVB of the I.T. Act. In
                                                                                  Deleted      as
                             this    regard   a    note
                             submitted      by      the                           no         such
                             assessee is at page No.13
                                                                                  claim      was
                             of the paper book.
                                                                                  made         in
                                           95

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

The claim for deduction earlier years. should have been made for the assessment year 1989-90. It can be seen that no such claim was made by the assessee either in the assessment up to 1989-90 or 1990-

91. Therefore, the appellant submits that there is no justification in making addition of Rs.20,200. Further, the addition does not emanate from the seized material.

31. Addition on The assessee disclosed It was found that Deleted as Rs.40,000 account of every proof with evidence the investments assessee has undisclosed and claimed the same as have been met from investment deduction. The Assessing borrowed funds or incomes in PPF. Officer is not correct in from realization of matching considering this issue NSC of earlier years under Chapter XIVB of which were exempt the the I.T. Act. The from tax. Therefore, investments.

deduction towards PPF is the investments are made u/s 88 of the I.T. not from income Act and, therefore, the chargeable to tax.

Assessing Officer is not justified in making addition of Rs.40,000.

32. Addition on The appellant is The assessee Deleted Rs.6,666 account of admitting interest as received Rs.8900 accepting undisclosed credited by the bank to against the FDR but interest on the account of the declared only assessee FDRs. appellant. The Assessing Rs.2234 explanation.

Officer, on the other hand, estimated the probable interest and arrived at a higher figure and added the difference.

Such addition is not worked out with reference to the seized material.

There is no scope of estimations while completing the assessment under sec.

158 BD of the Act.

Therefore, the Assessing 96 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Officer is not justified in making such an addition.

ASSESSMENT YEAR: 1995-96

33. Addition on The assessee furnished This is the amount Return of Rs.10,000 account of proof with evidence and realised from LIC investment undisclosed claimed the same as mutual fund which deemed deduction in the original is taxable in the can not be income in return of income filed. year of realization.

taxed unless LIC Mutual The Assessing Officer is The assessee has Fund. not correct in considering not declared the claimed as this issue under Chapter same in the return.

deduction XIVB of the I.T.Act. The Hence, treated as claim for deduction undisclosed. earlier.

                             should have been made
                                                                                   Deleted      as
                             for the assessment year
                             1990-91. It can be seen                               no         such
                             that no such claim was
                                                                                   claim      was
                             made by the assessee
                             either in the assessment                              made         in
                             upto 1990-91 or 1991-
                                                                                   earlier years.
                             92.      Therefore,      the
                             appellant submits that
                             there is no justification in
                             making       addition     of
                             Rs.10,200. Further, the
                             addition      does       not
                             emanate from the seized
                             material.

34.         Addition on      The Assessing Officer          It was found that      Deleted      as
Rs.40,000   account    of    considered this     issue      the investments
                                                                                   assessee has
            undisclosed      which is not covered by        have been met from
            investment       Chapter      XIVB.    The      borrowed funds or      incomes
            in PPF.          addition made is unjust        from realization of
                                                                                   matching
                             and      arbitrary.   The      NSC of earlier years
                             assessee explained the         which were exempt      the
                             sources and claimed the        from tax. Therefore,
                                                                                   investments.
                             deduction rightly. It is       the investments are
                             submitted that the relief      not from income
                             is allowed u/s 88 and not      chargeable to tax.
                             as deduction from the
                             income.

35.         Addition on      The appellant admitted         The         assessee Deleted
Rs.8,408    account     of   interest income as and         received    Rs.8900
                                                                                 accepting
            undisclosed      when credited by the           against the FDR but
            interest from    bank.     The Assessing        declared        only assessee
            FDRs.            Officer merely estimated       Rs.492
                                                                                 explanation.
                             the interest on fixed
                                            97

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                             deposits at an estimated
                             rate and arrived at the
                             difference. The addition
                             is not based on any
                             seized        documents.
                             Therefore, the Assessing
                             Officer is not justified in
                             making such an addition.

ASSESSMENT YEAR: 1996-97

36.         Addition on       The       assessee       is   The         assessee   Deleted
Rs.13,286   account    of    admitting           income     received Rs.18000
                                                                                   accepting
            undisclosed      whenever the amount is         as    interest   but
            interest  on     credited to the account.       declared        only   assessee
            FDR              The Assessing Officer          Rs.6169     in   the
                                                                                   explanation.
                             merely     estimated    the    regular return.
                             interest on fixed deposits
                             and     arrived   at    the
                             difference. The addition is
                             not based on any seized
                             material or document.
                             Therefore, the Assessing
                             Officer is not justified in
                             making        any     such
                             addition.

37.         Addition on      The amount of Rs.17,536        As found from the      Deleted
Rs.17,536   account     of   was included in the            seized      material
                                                                                   accepting
            undisclosed      aggregate          amount      assessee advanced
            interest from    admitted of Rs.62,716 in       Rs.98,000 to Smt.      assessee
            money            the    block   return    of    Devaki Vasudev. No
                                                                                   explanation.
            lending          income. A detailed note        explanation     was
            business.        submitted in this regard       found in the paper
                             is at page No.14, para 4       book.
                             of    the    paper    book
                             submitted.

                             The interest received from
                             Devaki Vasudev is part of
                             the     interest   income
                             admitted of Rs.62,716. It
                             is already explained that
                             the amount of Rs.98,000
                             given     to    Smt.Devaki
                             Vasudev      was   already
                             included in the money
                             lending capital of the
                             assessee (Page No.15 of
                             the       paper     book).
                             Therefore, no separate
                                              98

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

addition is to be made.

38&39. Addition on The amount of Rs.98,000 As found from the Deleted Rs.98,000 account of given to Smt.Devaki seized material accepting advance Vasudev is included in assessee advanced made outside the money lending capital Rs.98,000 to assessee books of held by the assessee. The Smt.Devaki explanation.

              account.         details of money lending    Vasudev.         No
                               capital   held    by  the   explanation     was
                               assessee were submitted     found in the paper
                               at the time of original     book.
                               assessment proceedings.
                               The details as submitted
                               in the letter dated 28-9-
                               97 at Page No.15, Para
                               No.8 of the paper book.
                               The total money lending
                               capital for the year
                               amounted        to    Rs.
                               3,70,000 and the said
                               amount of Rs. 98,000 is
                               included in the said
                               amount.

40.           Addition on      The said amounts were       The      donor      had    For         the
Rs.5,00,000   account     of   received from the NRE       gifted      a      total
                                                                                      reasons
              undisclosed      A/c     of    Smt.Varsha    amount of around
              deposits    in   Meerpuri. The Assessing     Rs.42 lakhs to her         discussed in
              bank             Officer is not correct in   brothers            and
                                                                                      main       order
              transferred      holding that the amount     relatives during the
              from     NRE     of Rs.5 lakhs represents    block period. The          deleted.
              A/c.             undisclosed income for      assessee could not
                               the    assessment    year   prove      that      the
                               1996-97.                    donor's       financial
                                                           capacity            was
                                                           sufficient to make
                                                           gift repeatedly to
                                                           her           relatives.
                                                           Moreover             the
                                                           assessee could not
                                                           produce       any     IT
                                                           return, copy of her
                                                           relative    nor     any
                                                           balance           sheet
                                                           during the course of
                                                           assessment
                                                           proceedings.
41.           Addition on      The appellant filed the     It was found that          Deleted      as
Rs.50,000     account    of    sources of investment       the       investments
                                                                                      assessee has
              undisclosed      and it was accepted by      have been met from
              investment       the Department at the       borrowed funds or
                                             99

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

in PPF. - time of original form realization of incomes assessment. Further, the NSC of earlier years matching assessee also submitted a which were exempt note regarding additions from tax. Therefore, the u/s 80CCA and 80 CCB, the investments are investments.

a copy of which is not from income available at Page No.13 of chargeable to tax. the paper book. In view of the above, the addition may kindly be deleted.


                              The claim for deduction
                              of amount towards PPF is
                              made u/s 88 of the I.T.
                              Act.     Therefore,   no
                              addition   should   have
                              been    made     by  the
                              Assessing Officer.

ASSESSMENT YEAR: 1997-98
42.           Addition on     Para    No.17     of     the   As      per     seized   Since
Rs.28,679     account of      assessment order. The          material     purchase    assessee
              undisclosed     assessee           already     bills in the name of     offered    an
              investment      disclosed Rs.1,75,000 as       R.K.Constructions,       amount      of
              in      Pooja   undisclosed income. The        the builder of the       Rs. 175000,
              Apartments      Assessing            Officer   flat amounting to        the      same
                              mentions that he would         Rs.172076        were    can        be
                              estimate the undisclosed       found     from     the   telescoped.
                              income at Rs.2,00,000          residence which are      Further
                              and       further       add    for    purchase     of   addition    is
                              Rs.33,333. In this regard      extra fillings . No      deleted.
                              it is submitted that the       explanation       was
                              amount of Rs.1,69,341          offered.    Therefore,
                              represents the material        1/6th (6 flat owners)
                              purchased by the builder       which     comes     to
                              and not by the assessee.       Rs.28,679/-. Share
                              Further, the assessee          of the assessee is
                              offered    an    additional    the       undisclosed
                              income of Rs.1,75,000 to       investment.
                              cover the deficiencies.

43 &          Addition    on Para     No.17   of    the      During search the         For       the
44.           account      of assessment order. The          jewellery         of     detailed
Rs.2,62,552   excess          assessee submits that the      Rs.7,27,272      was     explanation
              jewelry         entire family of Gulbrai       found belonging to       given     and
                              G. Chugani own and             the assessee and         considered
                              possess gold jewellery.        her husband Sri          in       main
                              The children of the            Ramesh.          The     order,     the
                              assessee         possess       assessee    declared     addition     is
                              jewellery   which     are      Rs.3,15,098 and her      deleted.
              100

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

valued by a Registered husband declared Valuer in 1980 and 1986. Rs.8678 in their The valuation made by wealth tax returns the assessing Officer as for the A.Y.92-93. on 18-10-1996 isThe jewelry declared erroneous when the as her wealth tax search was conducted on return is increased 3-10-1996 and the by 60,000 on previous year consists of account of 10 years from 1-4-1986 possession by the and ending on 3-10- children. 1996. The Assessing The assessee did Officer arrived at the not furnish any excess jewelry without quantitative details any basis. The entire of jewellery in the jewelry in possession of wealth tax returns. the assessee was Therefore, the declared. The Assessing jewellery found Officer included the cannot be compared jewelry belonging to in the quantitative others in the assessment way and has to be of the assessee which is based on market not correct. value only, the difference of which The assessee is the wife is taken as of Sri Ashok Chugani and undisclosed income. not Sri Ramesh Chugani.

The appellant submitted detailed note on the addition on account of jewelry which is at Page Nos.18 to 35 of the paper book. It was submitted clearly that the entire jewelry was disclosed to the department and, therefore, no addition need be made.

101

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure -5 IT(SS)A No.5/H/2011 LACHMAN G.CHUGANI, Hyderabad Block period 1987-88 to 1996-97 and01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1987-88 Ground No. Details of Remarks of the Decision & addition Explanation A.O. in the Amount remand report.

added (Rs.) 1 to 5 & 40 General in --

nature 6 Addition on The assessee paid an As found from Deleted Rs.9,500 account of amount of Rs.9,500- to Sri the seized accepting amount Ganesh N.Takur on material assessee advanced 3/11/86. The assessee assessee explanation treating as submits that he purchased purchased AC undisclosed air conditioner and paid for Rs.9500 income. Rs.9,500 on 3-11-86 by the assessee withdrawing an amount of could not Rs.10,000 from Ramesh substantiate Watch Co., in which the the claim that assessee is a partner. The he had transaction is properly withdrawn accounted for in the books Rs.10,000 of account which are part from Ramesh of the seized material. The Watch Co.

Assessing Officer did not consider the explanation submitted and added the amount. A copy of the account of the appellant in the books of Ramesh Watch company are submitted.

7 Addition on The said amount was Ground is not Rejected Rs.1,076 account of short admitted in the block pressed admission of return of income filed and interest from hence the ground is not bank account. pressed.

No further comments as the amount of Rs.1076 was already admitted in the return of income in Form No.2B.

102

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

ASSESSMENT YEAR: 1988-89 8&9 Addition treating The assssee converted As found from Deleted Rs.28,200 the renewal of Kiddy Bank account No. the seized accepting Rs.10,560 fixed deposit as KAB516576 into FDR for annexure the the undisclosed Rs.28,200. The Assessing assessee explanation income. Officer added the amount purchased without considering the FDR in Andhra explanation. Further, the Bank in the addition is not based on name of his any seized material. minor daughter. The In the case of assessee could MeenaChugani, a separate not furnish assessment u/s 158 BD any supporting was already made. It is evidence for further submitted that the claim of there is no evidence in the savings in the seized material that the kiddy bank.

                                   assessee     invested    the
                                   amount from out of the
                                   funds in the name of his
                                   daughter.     It   is   also
                                   submitted that during the
                                   year under consideration
                                   the       provisions      of
                                   Sec.64(1A) did not exist.

10            Bank     deposit     The    bank      deposit  of   Assessee             Deleted
Rs.25,000     treated      as      Rs.25,000 was made on          deposited cash      accepting
              undisclosed          20-6-87 from out of the        in        bank         the
              income.              available cash in the books    account with       explanation
                                   of account. It is a genuine    Indian    Bank
                                   transaction recorded in the    on 20-06-87.
                                   books of account. The          The      paper
                                   same can be verified from      book does not
                                   the books of account           contain    any
                                   under the custody of the       explanation.
                                   department. The Assessing
                                   Officer made the addition
                                   without      verifying   the
                                   availability of cash.

11.           Amount received      The        addition       of   The donor had       Deleted for
Rs.1,00,000   from NRE A/c of      Rs.1,00,000 was made           gifted a total     the reasons
              Smt.      Varsha     disbelieving    the    gifts   amount       of      stated in
              Saikumar             received    from       Smt.    around Rs.42       main order.
              Mirpuri       as     Varsha            Jaikumar     lacs    to her
              undisclosed          Mirpuri. In this regard, it    brothers   and
              income.              is submitted that these        relatives
                                   entries were made in the       during      the
                                               103

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

regular bank account and block period. the books of account. No The assessee incriminating material was could not found during the course of prove that the search and, therefore, no donor's addition should have been financial made as undisclosed capacity was income. sufficient to make gift repeatedly to her relatives.

ASSESSMENT YEAR: 1989-90 12 Addition on This ground of appeal is The ground is Rejected Rs.2,31,600 account of redundant as no such redundant.

estimating the addition is made in the cost of purchase assessment order. of flat at Mumbai No further comments.

13. Bank deposit The said amount Assessee Deleted Rs.10,560 made from out of represents the amount deposited cash accepting (1990-91) the refund of received on maturity of in bank the NSC treated as NSC along with interest on account with explanation undisclosed 9-4-88 and was deposited Indian Bank income. into the bank account on 19-04-88.

                                    No.6615 of the assessee in       The      paper
                                    Indian                 Bank,     book does not
                                    Secunderabad.                    contain    any
                                    Explanation       submitted      explanation.
                                    before    the     Assessing
                                    Officer at the time of
                                    original   assessment       is
                                    page No.86 of the paper
                                    book.    It    is     further
                                    submitted       that      the
                                    addition     is      without
                                    reference to any seized
                                    document.

14.           Accrued     bank      The FDR of Rs.28,200             Assessee has          Deleted
Rs.3,384      interest     and      relates   to   Meena     L.      not    declared      accepting
              interest escaped      Chugani,      D/o       the      interest     on         the
              assessment            appellant herein and a           FDR           of    explanation
                                    separate       assessment        Rs.28,200
                                    under sec. 158 BD was            purchased on

made. Further, the 3-3-88. The provisions of sec. 64(1A) paper book have no application for the does not year under consideration contain any and therefore no addition explanation.

104

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

should have been made by the Assessing Officer.

Assessment Year 1990-1991

15. Amount received The addition of The donor had Deleted for Rs.3,33,333 from Smt. Rs.3,33,333 was made gifted a total the reasons Varsha disbelieving the gifts amount of stated in Jaikumar received from Smt. Varsha around Rs.42 main order. Mirpuri treated Jaikumar Mirpuri. In this lacs to her as the income of regard, it is submitted that brothers and the assessee these entries were made in relatives the regular bank account during the and the books of account. block period. No incriminating material The assessee was found during the could not course of search and, prove that the therefore, no addition donor's should have been made as financial undisclosed income. capacity was sufficient to make gift repeatedly to her relatives.

16. Addition on the It is submitted that a Assessee Deleted Rs.7,800 plea that the Cheque No.630021 dated purchased accepting registration 16-3-90 for Rs.8,000 property at the charges of the drawn on Indian Bank, Parklane, explanation property at A/c No.6615 was issued Secunderabad Parklane, for registration charges. along with 4 Secunderabad Explanation submitted brothers for not accounted earlier during the course of Rs.4.60 lacs for. original assessment but the proceedings is at Page registration No.87 of the paper book. charges of Hence the addition may Rs.39,000 was kindly be deleted. not disclosed.

                                                                     The assessee
                                                                     share          of
                                                                     Rs.7,800 is the
                                                                     undisclosed
                                                                     investment.
17.           Interest accrued     This amount was admitted          It     is    the      Rejected.
Rs.1,800      from SBI Mutual      in the block return filed by      interest
              fund treated as      the assessee. Hence no            received from
              undisclosed          separate addition need be         SBI       mutual
              income.              made by the Assessing             fund admitted
                                   Officer.                          in         block
                                                                     return.
                                            105

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

18. Interest on CDS This amount represents Assessee has Rs.3,790 of Rs.3,790 the accrued interest on not declared Deleted treated as FDR of Rs.28,200. The interest on accepting undisclosed A.O. estimated the interest FDR of the income. at Rs.3,790 which is Rs.28,200 explanation incorrect. The addition did purchased on not emanate from any 3.3.88 which seized document. Further, continued this the deposit relates to year also. The Meena Chugani, the minor paper book daughter of the appellant. does not The provisions of sec. contain any 64(1A) were not applicable explanation.

                                  for the said assessment
                                  year and therefore cannot
                                  be     added     in     the
                                  assessment      of      the
                                  assessee.

Assessment Year 1991-92

19.          Interest on CDS   At    para   19   of   the       It    is   the       Rejected
Rs.3737      of       Rs.3737  assessment order. This           interest
             treated       as  amount is admitted in the        received from
             undisclosed       block return of income           CDS admitted
             income.           filed. Therefore, addition       in       block
                               need not separately be           return.
                               made and hence may be
                               deleted.
                               No further comments.
20.          Interest on FDR The addition is not based  Assessee has                 Deleted
Rs.4,244     accrued treated on any seized material and not    declared             accepting
             as    undisclosed is purely on estimate    interest     on                the
             income.           basis. The provisions of FDR           of           explanation
                               sec. 64(1A) were not     Rs.28,200

applicable for the year purchased on under consideration. 3.3.88 which continued this year also. The paper book does not contain any explanation.

21. Estimation of No such addition is made No such Rejected Rs.5,758 interest accrued in the assessment order addition.

on FDRs and hence the ground is redundant.

No further comments.

106

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessment Year 1991-92

22. Estimating the The addition is made These are FDR Estimated Rs.6,528 accrued interest purely on estimate basis interest not additions on FDRs without any reference to disclosed by can not be the seized material. There the assessee. made in is no basis for such figure. Block.

                              The appellant considered                             Assessee is
                              the interest received from                           offering on
                              all    the   deposits   and                          accrual
                              admitted in the return of                            basis.
                              income filed The return of                           Addition
                              income is at page No. 121                            deleted.
                              wherein the interest from
                              banks of Rs. 10068 was
                              already offered in the
                              regular return of income
                              filed.      Therefore,   no
                              addition to the undisclosed
                              income could be made.

Assessment Year 1993-94
23.          Addition       on It is submitted that it is      This           is   Amount      is
Rs.2,066     account         of flat at Bombay being used      assessee's          maintenance
             investment     in as a guest house. During        share in the        cost. Deleted
             Bombay flat.       the course of the period all   investment in       accepting
                                the brothers used to visit     Bombay      flat.   assessee
                                for      their     business    The     findings    explanation.
                                purposes at Bombay. The        are    as    per
                                expenditure incurred was       seized
                                paid from time to time by      material.
                                the persons using the
                                guest       house.      The
                                expenditure on visits to
                                Bombay was debited to the
                                business account and also
                                whenever personal visits
                                were made the same were
                                from       the     personal
                                drawings. Therefore, no
                                addition on this account
                                should be made.

24.          Addition      on The       actual    interest     It    is    the      Estimated
Rs.13,177    account        of received is at page 91 of       interest              additions
             interest escaped the paper book.         The      received from        can not be
             assessment        interest on fixed deposits      SB      account        made in
                               amounted to Rs. 12,721          and FDR. The            Block.
                               and the appellant admitted      assessee             Assessee is
                               interest income of Rs.          admitted             offering on
                               12,975 in the return of         Rs.12,925 only         accrual
                                          107

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

income submitted. in block return basis. Further, the account was whereas total Addition disclosed during the interest deleted. regular assessment received was proceedings and the Rs.26,152 addition is made on therefore the estimate basis without any balance of reference to the seized Rs.13,177 is material. treated as undisclosed income.

Assessment Year 1994-95

25. Addition on There is no seized material Assessee Deleted Rs.5,000 account of suggesting that the said advanced accepting undisclosed amount represents the Rs.50,000 to explanation income. undisclosed income. It is syndicate submitted that An amount marketing and of Rs.50,000 was given as received a loan to Syndicate Rs.55,000 Marketing in March, 1993. from it. The On 30-4-93 an amount of difference is Rs.55,000 was repaid by the interest Titan Board, a sister amount.

concern of Syndicate Marketing. The Assessing Officer presumed the excess repayment as interest. It can be seen that there is only one month gap and interest cannot be Rs. 5,000.

Therefore, the same cannot be treated as undisclosed income. It was submitted before the Assessing Officer that the amount of Rs.5,000 was payable to Syndicate Marketing. The amount of Rs.5,000 was not received as interest. In the circumstances, the amount can not be treated as the undisclosed income of the assessee.

26. Estimation of The addition is purely on Assessee Deleted Rs.9,778 interest on FDR estimate. The appellant received accepting and SB A/c admitted Rs.16374 in the interest from explanation 108 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

regular return of income. SB and FDR Further, an amount of account Rs.5,000 was admitted in amounting to Form 2B; the total being Rs.26152 but Rs.21,374 and, therefore, disclosed the Assessing Officer is not Rs.16734 in justified in making any the return. further addition. The total Therefore, interest received is balance Rs.21,374. It can be seen Rs.9788 is that the interest received treated as was only Rs.19016. (Page undisclosed No.90 of the paper book). income. Therefore, the Assessing Officer is not justified in making an addition of Rs.9778.

27. Interest received Para 22 of the assessment The amount is Rejected Rs.6,843 on NSC treated order. This amount is admitted in the as undisclosed admitted by the appellant block return. income. in the block return of income.

28. Amount received The appellant did not This is amount Deleted Rs.20,000 from Mutual claim 80CCA upto the received from accepting Fund treated as assessment year 1990-91. SBI mutual explanation the income of The amount is refundable fund as the assessee after a period of 5 years. maturity value The SB Mutual fund claim which should for deduction u/s 80CC be brought to was for the assessment tax.

year 1990-91. Therefore, the Assessing Officer is not justified in making an addition of Rs.20,000. It is further submitted that the said addition does not emanate from the seized documents.

29. Amount spent The assessee submits that This is Amount is Rs.5,404 on Bombay flat the expenditure was assessee's maintenance treated as incurred whenever either share in the cost. Deleted undisclosed the assessee or his investment in accepting income. brothers or his father Bombay flat. assessee visited Mumbai. It was The findings explanation are as per seized material.

109

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

submitted that the expenditure on such visits was incurred from the business activity over a period of time and if it is for personal purpose, the same is incurred from out of the drawings. This was not controverted by the Assessing Officer in his remand report. Therefore, the addition may kindly be deleted.

Assessment Year 1995-96

30. Interest on This amount was admitted Assessee rejected Rs.7,900 deposits with in the block return filed by received LIC Mutual the assessee. Rs.9000 as Fund treated as interest on LIC undisclosed No further comments. mutual fund income. but admitted only Rs.1100

31. Estimation of The appellant submits that These are FDR Deleted Rs.26,152 interest accrued the Assessing Officer interest not accepting on FDRs. merely resorted to an disclosed by explanation estimation of interest and the assessee arrived at the total interest of Rs.26,152 and added the entire amount. It can be seen from the return of income filed for the assessment year 1995-96 , the appellant offered an amount of Rs.1613 as the SB interest and FD. The bank account also clearly indicates that there are only two interests credited.

                               Therefore,     no   addition
                               should have been made by
                               the Assessing Officer (Page
                               No.92 of the paper book).

32.          Undisclosed     This    is  against      the      This          is   Amount      is
Rs.3934      investment   in expenditure made on the           assessee's         maintenance
             Bombay Flat.    maintenance      of      the      share in the       cost. Deleted
                             building at Mumbai. It is         investment in      accepting
                             submitted that it is flat at      Bombay     flat.   assessee
                             Bombay being used as a            The    findings    explanation
                             guest house. During the           are   as    per
                                         110

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

course of the period all the seized brothers Sri Ramesh material.

Chugani, Sri LakshmanChugani, Sri ChandruChugani, Sri Kishore Chugani and Sri AshokiChugani and their father Sri GulabraiChugani used to visit for their business purposes at Bombay. The expenditure incurred ws paid from time to time by the persons using the guest house. The expenditure on visits to Bombay was debited to the business account and also whenever personal visits were made the same were from the personal drawings. Therefore, no addition on this account should be made.

The assessee submits that the expenditure was incurred whenever either the assessee or his father visited Mumbai. It was submitted that the expenditure on such visits was incurred from the business activity over a period of time and if it is for personal purpose, the same is incurred from out of the drawings. This was not controverted by the Assessing Officer in his remand report. Therefore, the addition may kindly be deleted.

Assessment Year 1996-97

33. Estimation of The appellant submits that These are FDR Rs.27,652 interest on the Assessing Officer interest not Deleted FDRs. merely resorted to an disclosed by accepting estimation of interest and the assessee explanation arrived at the total interest 111 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

of Rs.27,652 and added the entire amount. It can be seen from the return of income filed, the appellant offered interests received of Rs.823 and Rs.883 aggregating to Rs.1706.

The bank account also clearly indicates that there are only two interests credited.

34. Amount spent The assessee submits that This is Amount is Rs.2,140 on Bombay flat. the expenditure was assessee's maintenance incurred whenever either share in the cost. Deleted the assessee or his investment in accepting brothers or his father Bombay flat. assessee visited Mumbai. It was The findings explanation submitted that the are s per expenditure on such visits seized was incurred from the material. business activity over a period of time and if it is for personal purpose, the same is incurred from out of the drawings. This was not controverted by the Assessing Officer in his remand report. Therefore, the addition may kindly be deleted.

Assessment Year 1997-98

35. Addition on Department found cash of The cash For the Rs.1,30,000 account of Rs.1,77,460 at the found at the detailed unaccounted for premises of the appellant. assessee's explanation cash After allowing available premises was given and cash of Rs.47,460, the Rs.177460. considered Assessing Officer added The assessee in main Rs.1,30,000. In this regard explained the order, it is submitted that the same as addition is Ramesh Watch Enterprises previous deleted.

                              was having cash balance         withdrawals
                              of Rs.82,798. This amount       from     Indian
                              was    available with the       Bank.
                              appellant. There were cash      Rs.47460 was
                              withdrawals of Rs.25,000        accepted     as
                              on 10.l6.96, Rs.20,000 on       explained and
                              27.8.96 and Rs.25,000 on        the balance of
                              17.9.96. The Assessing          Rs.130000
                                           112

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Officer did not deny the remains withdrawals of cash on unexplained.

                                 these dates. Considering
                                 the fact that the appellant
                                 was    having    cash    of
                                 Rs.82,798/- in the books
                                 of account of Ramesh
                                 Watch     Enterprises,    a
                                 proprietary concern and
                                 cash      withdrawn      of
                                 Rs.70,000. To this extent it
                                 is to be considered as
                                 explained.

36            Addition      on No addition is made in the No      such               Rejected
Rs.1,25,000   account        of assessment and hence is addition.
              excess stock.     redundant.

                                No comments.
37            Addition      on This amount was admitted        The assessee          Rejected
Rs.30,000     account        of by the assessee during the     admitted
              unexplained       course    of   assessment      Rs.30000    as
              investment    in proceedings. A separate         undisclosed
              Begumpet          note submitted by the          investment in
              property          assessee     before    the     house       at
                                Assessing    Officer  may      Begumpet.
                                kindly be perused

38.           Amount       spent The assessee submits that     This           is     Amount is
Rs.16,800     on Bombay flat     the     expenditure    was    assessee's          maintenance
                                 incurred whenever either      share in the        cost. Deleted
                                 the    assessee   or    his   investment in         accepting
                                 brothers or his father        Bombay      flat.      assessee
                                 visited Mumbai. It was        The     findings     explanation
                                 submitted      that     the   are    as    per
                                 expenditure on such visits    seized
                                 was incurred from the         material.
                                 business activity over a
                                 period of time and if it is
                                 for personal purpose, the
                                 same is incurred from out
                                 of the drawings. This was
                                 not controverted by the
                                 Assessing Officer in his
                                 remand report. Therefore,
                                 the addition may kindly be
                                 deleted.
39            Purchase of Flat The assessee submits that       As per seized       Since there
Rs.3,80,000   at Balaji Nivas    he did not purchase the       material there         is no
                                 said flat and there is no     is agreement of      evidence
                                 proof that he paid the said   sale for flat at        that
            113

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

amount. The Assessing Balaji Nivas in assessee Officer mentioned that the which the purchased appellant is staying in a assessee is the said flat at Balaji Nivas for the staying for last property, the last three years without 3 years same is paying rent. There was an without paying deleted. AO agreement of sale and, any rent. The is free to therefore, the Assessing investment in make Officer mentions that an the flat is enquiries amount of Rs.3,80,000 Rs.3,80,000. and come to was invested by the a conclusion appellant. It is submitted whether the that the property was not property was purchased. The document purchased was not signed by any one later. either by the appellant or by the party concerned.

When the I.T. authorities sought a clarification with regard to the said paper, it was explained that the property continues in the name of Smt. Jyothi Bhavnani and was not purchased by the appellant herein. It is further submitted that the electricity bills are in the name of Smt. Jyothi Bhavnani. A letter of confirmation was also received from Jyothi Bhavnani vide letter dated 23.10.97. It was confirmed by her that she did not sell the property. When the assessee submitted a detailed explanation and the evidence from the vendor, Assessing Officer without examining the vendor and without any information to the effect that the agreement was executed and the amount was paid, he should not have made any addition.

Without prejudice, the appellant humbly submits that as per the agreement, the amount was payable in 114 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

installments of Rs.20,000 over a period of time and no time was fixed. No evidence with regard to payment of such installment of Rs.20,000 was available in the seized material. Therefore, the Assessing Officer is not justified in making any addition.

115

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexuere -6 IT(SS)A No.6/H/2011 GULABRAI D.CHUGANI , Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-

                                     1996

                                ASSESSMENT YEAR: 1988-89

Ground No.    Details of                                   Remarks of the          Decision
&             addition                Explanation          A.O. in the remand
Amount                                                     report.
added (Rs.)
1 to 5 and    General      --                              --
26&27         in nature
6             AdditionThe assessee filed the returns       The assessee has       Considering
Rs.2,585      treatingof income admitting the              received interest of       the
              the bankinterest income of Rs. 3,634         Rs.2585        from    explanation
              interestThe     assessee     maintained      Indian Bank a/c          deleted.
              as      books of account. The said           No.6906 which was
              income. books of account were seized         not declared in the
                      by the Department and they           return.    In    the
                      are still in the custody of the      absence of any
                      department.       The      bank      explanation by the
                      accounts were disclosed to           assessee         the
                      the department. There is no          amount is treated
                      seized material to suggest that      as      undisclosed
                      the said amount represents           income.
                      undisclosed income.
ASSESSMENT YEAR: 1989-90
7.         Addition   Loan of Rs.10,000/- was given        The findings as per    Considering
Rs.10,000  treating   to Sri N.G. Kumar on                 seized material is         the
           the        10/07/1988.         During the       that the assessee      explanation
           amount     course       of      assessment      advanced         an      deleted.
           paid    to proceedings itself it was            amount            of
           N.G.Kum explained that the amount               Rs.10,000 to Sri
           ar on 1- was paid out of the cash               K.G. Kumar on

7-88 as available in the books of 11/7/88. The undisclos account. Rs. 10,000 was paid assessee has not ed from out of the cash available. explained the income. An amount of Rs. 10,000 was source and simply withdrawn from the bank on said that the 22-4-1988. This can be amount is refund verified from the books of from Sri N.G. account seized. This Kumar. The information is available at explanation of the page No. 5 of the paper book assessee is self filed. contradictory.

116

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

ASSESSMENT YEAR: 1990-91

8. Addition There is no information before The rental receipts Considering Rs.18,042 treating the Assessing Officer to come deposited in the the to the conclusion that there Andhra Bank and explanation deposit was undisclosed with the Indian Bank deleted. with the assessee. The usual practice account bank as while letting out the house isRs.106550 undisclos properties is that advance whereas the net ed rent would be collected from rental receipt is income. the tenants. Details of the Rs.88,508 only as rent and rent advances per return. Thus received are furnished at Page the difference No. 5 of the paper book. amount of Hence the Assessing Officer is Rs.18,042 is not correct in correlating the treated as amounts deposited in the undisclosed banks with the actual rents income of the received. Further, the assessee. addition does not emanate from the seized materials.

The amounts were already recorded in the books of account and in the bank pass books. Hence the Assessing Officer was not justified in making the addition. Hence the same may kindly be deleted.

ASSESSMENT YEAR: 1991-92

9. Addition An amount of Rs.14,400 Assessee deposited Considering Rs.26,400 on the received from Ramesh Watch two amounts in the ground Enterprises through cheques Andhra Bank a/c explanation that the on 16-1-91 and Rs.12,000 totaling Rs.26,400 deleted. deposit received from Kishore Watch and the source was with Co., on 27-3-91 aggregating stated to be Andhra Rs.26,400 represent the bank transferred from Bank deposit. A perusal of the Ramesh Watch represent accounts of the above two Enterprises and s firms would reveal the facts as Kishore Watch Co.

           undisclos state above.                         In the absence of
           ed                                             any debit entry in
           income.                                        the           capital
                                                          accounts of the
                                                          assesee,          the
                                                          amount             of
                                                          Rs.26,400           is
                                                          treated            as
                                                          undisclosed
                                                          income.
                                          117

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

ASSESSMENT YEAR: 1992-93

10. Addition The assessee withdrew an The assessee could Considering Rs.9,967 treating amount of Rs. 30,000 drawn not the the from Andhra Bank on 15-6- explain/furnish explanation amount 1991 and purchased any supporting deleted. credited travellers' cheques. The details to explain with cheques available without the amount Indian utilization were deposited in credited in Indian Bank on the bank account. The Bank a/c. Hence 30-3-92 assessee has furnished treated as as evidence to show that the undisclosed undisclos amount of Rs. 9,967 has been income of the ed credited into the Indian Bank assessee. income. Account through cheque.

ASSESSMENT YEAR: 1993-94

11. Addition It is not known how the The accrued Considering Rs.10,000 on Assessing Officer has arrived interest on FDR of the estimatin the accrued interest on FDR Rs.14,000 but the explanation g interest at Rs. 14,000. The assessee assessee has deleted. from has returned an amount of shown only fixed Rs. 8,628/- as interest from Rs.4,000 as deposits SB & FD from banks for the interest income in with asst. year under the return. Hence, bank consideration. The addition the balance is made by the Assessing Officer treated as was on presumption without undisclosed any basis. Hence the addition income. made may kindly be deleted.

ASSESSMENT YEAR: 1994-95 Income/Interest as No basis for

12. Addition Each item of the credit in the per regular return making Rs.9,453 on bank account is explainable. is Rs.146131 addition in account The details are submitted at whereas credit in Block. of excess page No.98 and 99 of the the bank account Hence credit in Paper Book. The details can is Rs.155584. Thus deleted.

the bank be verified from the books of there is excess treated account seized. The Assessing credit of Rs.9453 as Officer aggregated the which remained undisclos deposits made into the bank unexplained.

            ed           account and also aggregated
            income.      the receipts towards income
                         and the difference is held as
                         undisclosed income.       The
                         Assessing Officer presumed
                                             118

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

that the deposits represent income of the appellant, which is not correct. The basis for the Assessing Officer in arriving at such amount is not correct and hence the appellant submits that the addition may be deleted. In this regard, the appellant submits that the appellant maintained books of account, and the same were seized.

13. Estimatio It is not known how the The interest on No basis for Rs.22,019 n of Assessing Officer arrived at FDR comes to making interest Rs. 30,000 as the interest on Rs.30,000 whereas addition in accrued FDRs. In the return of the assessee Block. on FDRs income filed for the asst. Year declared the Hence under consideration, the interest of Rs.7981 deleted.

assessee admitted an amount only. of Rs. 13,555 as interest on fixed deposits but not Rs.

7981 as stated by the Assessing Officer. The addition is made on the presumption of the Assessing Officer without any basis.

Hence the same may kindly be deleted.

ASSESSMENT YEAR: 1995-96

14. Addition It is not known how the A.O. Income/interest as No basis for Rs.20,132 on presumed that the credits in per regular return making account the bank account should is Rs.99,923 addition in of excess represent the income of the whereas credit in Block. credit assessee. The correlation the bank account Hence from tried to be made by the A.O. is is Rs.164797. Thus deleted.

bank without any basis and without there is excess appreciation of proper facts. credit of Rs. 64874 The assessee maintained (?) which books of account and all the remained entries appearing in the bank unexplained. pass book were reflected in the books of account. The books of account are in the custody of the Department.

The addition is made purely on presumption without any basis. Hence it is requested that the addition made may kindly be deleted.

119

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

15. Addition The Assessing Officer admits Unexplained No basis for Rs.26,187 treating that the deposit of Rs. 25,000 deposit of making the was made through a Cheque Rs.25,000 in addition in deposit received from Ramesh Watch Grindlays Bank Block. on Co. Regarding the interest of along with interest Hence 1/1/95 Rs. 1187, it is submitted that of Rs.1187 deleted.

as for the asst. year under remained undisclos consideration, the assessee unexplained as no ed admitted an amount of Rs. supporting income. 11,207 representing interest material furnished.

on SB & FD accounts. The amount of Rs. 11207 include the amount of Rs. 1187.

When the Assessing Officer himself admits that the amount of Rs. 25,000 is received through a cheques and the source for receipt of the cheques is identified, the A.O. is not justified in treating the said deposit as and the interest earned thereon as undisclosed income of the appellant. Hence it is requested that the addition made may kindly be deleted.

16. Addition The Assessing Officer made This represents No basis for Rs.2,000 treating this addition without any unexplained cash making the basis and on presumptions. deposits in addition in deposit There is no material before Development Block. with the A.O. to establish that the Bank, Mumbai Hence Develop said amount represents deleted.

ment Co- unexplained cash deposit. operative The appellant submits that Bank, when the appellant was on Mumbai camp at Mumbai, he used to as the deposit the amount in the undisclos said bank account and utilize ed the same during his stay.

income.

17. Addition There is no basis for the The interest on No basis for Rs.7,000 on Assessing Officer to make this FDR comes to making estimatin addition. The assessee Rs.14000 whereas addition in g the himself offered an amount of the assessee Block. accrued Rs. 17,255 towards interest. declared the Hence interest On SB & FD a/c. Hence the interest of Rs.7000 deleted.

from Assessing Officer is not ;only. FDRs. justified in making this addition treating an amount 120 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

of Rs. 7,000 as undisclosed income. The Assessing Officer also did not state in the order of assessment as to how he estimated an amount of Rs.

14,000 towards interest and out of that only and amount of Rs. 7,000 was offered to tax. As the addition is made purely on surmises, the same my kindly be deleted.

18. Addition This ground is redundant as This ground is rejected Rs.10,000 on there is no such addition. redundant.

estimatin g the income from money lending.

ASSESSMENT YEAR: 1996-97

19. Addition According to the Assessing This represents the Cannot be Rs.17,749 treating Officer, the appellant sold a profit on sale of taxed, that the gain Maruthi car during the year Maruthi car. too in on sale of for a consideration of Rs. Block. car as 1,95,000 and whereas the Explanation the said car was purchased by the accepted.

income. appellant at a cost of Rs.

1,77,251. The Assessing Addition Officer is of the view that the deleted.

difference of Rs. 17,749 represents the taxable income. The car purchased is not a capital asset as the said car is for the personal purposes and is therefore, not a capital asset. Therefore, it cannot be taxed as capital gain. The Assessing Officer considered the cost of the car without considering the other expenditure like license fee paid; insurance paid and the cost of accessories. If such amounts are considered, there will not be any gain to the appellant.

121

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

20. Addition The Assessing Officer made This represents No basis for Rs.4,500 treating this addition without any unexplained cash making the basis and on presumptions. deposits in addition in amount There is no material before Development Block.

            deposited    the A.O. to establish that the    Bank, Mumbai            Hence
            with         said    amount      represents
                                                                                  deleted.
            Develop      unexplained cash deposit.
            ment Co-     Details of the deposit are
            operative    recorded in the books of
            Bank,        account which are in the
            Mumbai       custody of the Department.
            as     the
            undisclos
            ed
            income.

21.         Estimatio    There is no basis for the         The interest on       No basis for
Rs.19,640   n of         Assessing Officer to make this    FDR      comes   to     making
            interest     addition.        The assessee     Rs.24,000 whereas     addition in
            accrued      himself offered an amount of      the        assessee     Block.
             from        Rs. 17,255 towards interest.      declared        the
                                                                                   Hence
            FDRs         On SB & FD a/c. Hence the         interest         of
                                                                                  deleted.
                         Assessing    Officer   is   not   Rs.4,360 only.
                         justified  in    making    this
                         addition treating an amount
                         of Rs. 19,640 as undisclosed

income. The Assessing Officer also did not state in the order of assessment as to how he estimated an amount of Rs.

24,000 towards interest and out of that only and amount of Rs. 4,360 was offered to tax. As the addition is made purely on surmises, the same my kindly be deleted.

22. Estimati The ground is redundant as This ground is rejected Rs.10,000 ng the no such addition is made by redundant income the Assessing Officer.

            from
            money        No further comments.
            lending


ASSESSMENT YEAR: 1997-98

23.         Addition     The     appellant   already       This     represents   No basis for
Rs.2,000    treating     submitted a note for the          unexplained cash        making
            the          assessment year 1995-96.          deposits         in   addition in
            amount       The appellant submits that        Development
                                            122

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

deposited the said explanation may Bank, Mumbai Block. with kindly be considered for the Hence Develop year under consideration also. deleted. ment Co-

op Bank, Mumbai as undisclos ed income

24. Addition According to the Assessing This represents the Cannot be Rs.13,108 on Officer, there is a profit on profit on sale of taxed, that account sale of Maruthi Car. The Maruthi car. too in of gain appellant purchased a car on Block.

            on sale of   11-4-1996 for Rs. 2,35,000                      Explanation
            car          and sold the same on
                                                                          accepted.
                         17/7/1996           for       a
                         consideration of Rs. 2,21,892                    Addition
                         for a loss.     The Assessing                     deleted.

Officer added the difference as profit.

the car which was sold during the year of account was used for the personal purposes of the appellant. It is not a capital asset of the assessee. Hence no capital gain arises on the sale of the car

25. Addition The Assessing Officer is of the During search total For the Rs.70,000 on view that there was deficit cash found was reasons account cash of Rs.70,000 in the Rs.5,60,000. Out stated in of cash. possession of the appellant of this cash main order, and added the same as the amounting to the addition undisclosed income. In this Rs.3,94,705 was is deleted.

regard, the appellant found at the submitted a detailed residence of explanation before the assessee and other Assessing Officer (Page No.22 family members. of the paper book).

The assessee could not explain the cash availability.


                                                             Therefore,
                                                             Rs.3,50,000      is
                                                             taken in the hands
                                                             of     all    male
                                                             members.       The
                                                             proportionate
           123

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                        share    of   the
                        assessee comes to
                        Rs.70,000
                                                124

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-7 IT(SS)A No.7/H/2011 Smt.ANITHA L.CHUGANI, Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR 1987-88 Ground No. Details of Remarks of the & Amount addition Explanation Assessing Decision added Officer in the Remand Report.

1-5 & 31, 33    General     in
                nature.
6.              Addition         This amount represent         It was found
Rs.20000        holding that     the gift received by the      from the seized      Confirmation
                the    amount    assessee from Lal Dayal       material     that
                                                                                    available that it
                received    as   Dasan, a close relative of    the    Bank     of
                gift from Sri    the assessee through          Credit       and     is     a    gift.
                Lal      Dayal   D.D.No.000424 dt.19-1-        Commerce
                                                                                    Cannot          be
                Dasani as the    87. According to the          Gibraltor
                undisclosed      Assessing Officer there       authorized Bank      treated         as
                income.          was an authorization          of    India    for
                                                                                    unexplained
                                 from Bank of Credit and       payment         of
                                 Commerce Gibraltor to         Rs.20,000      on    credit.    Hence
                                 make       payment      of    19/1/87.      The
                                                                                    deleted.
                                 Rs.20,000       to     the    amount       was

assessee on 19-1-87. neither declared This further reiterates in regular the fact that the NRI Sri return of income Lal Dayal Dasani gifted nor the assessee an amount of Rs.20,000 submitted gift to the appellant herein. It tax return. may please be seen that Therefore, the the amount was gifted by amount is the NRI and the payment treated as was ordered from out of undisclosed the country. Therefore, income.

gift tax is not payable in India. The Assessing Officer did not initiate gift tax proceedings.

The credit was already recorded in the books of account and, therefore, it cannot be treated as the undisclosed income of the assessee. In view of the above, the appellant 125 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                         requests      that      the
                         addition be deleted.
7           Addition     There is no deposit of Rs.      This represents Since there is
Rs.5000     holding that 5,000    in    the    bank      the      amount
                                                                         no deposit, not
            the   amount account of the assessee         deposited    in
            deposited    on 26/3/1987. Further,          bank accounts.  even date of

represents all the bank accounts of deposit stated the the assessee were undisclosed disclosed to the by AO, addition income. department and the is deleted books of account were seized during the course of search & seizure operations. Even otherwise this addition cannot be made under Sec. 158 BD of the Act without reference to the seized materials. It is submitted that the bank account was already disclosed to the department and therefore, cannot be considered as undisclosed income.

Assessment Year 1988-89 8 Addition Out of this, an amount of Amount Further Rs.14,663 holding that Rs.11,401 was already admitted in amount of the aggregate admitted in the block block return. Rs.3262 of the return filed. With regard already deposits in to the balance of returned the bank Rs.3,262/- is admitted in originally can represent the regular return of not be treated undisclosed income filed. Hence, this as undisclosed.

            income.          addition     should    be              Deleted to that
                             deleted.                               extent

Assessment Year 1989-1990
9.          Addition   on    The addition made by the    Gross      rental Deleted
Rs.1200     account     of   Assessing Officer does      income declared
                                                                            accepting
            short            not emanate from seized     in    return    is
            declaration of   material. Rent received     rs.9,000           assessee
            rental           was duly admitted in the    whereas       the
                                                                            explanation.
            receipts.        return of income.      No   bank     account
                             part of the rental income   shows      rental
                             has escaped assessment.     receipts       of
                             The appellant admitted      Rs.20400.
                             the rent receivable for     Assessee
                                           126

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the year under holding is 50%. consideration. The Therefore, Assessing Officer is not suppression of justified in making the actual rent is addition of Rs. 1,200. Rs.1200.

Assessment Year 1989-90 9 Addition on The addition made by the Gross rental Deleted Rs.1200 account of Assessing Officer does income declared accepting short not emanate from seized in return is declaration of material. Rent received rs.9,000 assessee rental was duly admitted in the whereas the explanation.

receipts. return of income. No bank account part of the rental income shows rental has escaped assessment. receipts of The appellant admitted Rs.20400. the rent receivable for Assessee the year under holding is 50%. consideration. The Therefore, Assessing Officer is not suppression of justified in making the actual rent is addition of Rs. 1,200. Rs.1200.

Assessment Year 1990-91 10 Addition on The addition made by the Gross rental Deleted Rs.3,600 account of Assessing Officer does income declared accepting short not emanate from seized in return is declaration of material. Rent received Rs.9,000 assessee rental was duly admitted in the whereas the explanation.

receipts. return of income. No bank account part of the rental income shows rental has escaped assessment. receipts of A statement showing the Rs.25,200. receipt of rents year wise Assessee and the division among holding is 50% .

                             the joint owners is          Therefore,
                             submitted       as     an    suppression of
                             annexure to the present      actual rent is
                             submission.                  Rs.3,600.
Assessment Year 1991-92
11          Addition   on    The addition made by the     Gross       rental    Deleted
Rs.3,600    account     of   Assessing Officer does       income declared       accepting
            short            not emanate from seized      in    return     is   assessee
            declaration of   material. Rent received      Rs.9,000              explanation.
            rental           was duly admitted in the     whereas        the
            receipts.        return of income.      No    bank      account
                             part of the rental income    shows       rental
                             has escaped assessment.      receipts        of
                             A statement showing the      Rs.12,600.
                                            127

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

receipt of rents year wise Therefore, and the division among suppression of the joint owners is actual rent is submitted as an Rs.3,600 annexure to the present submissions.


12          Addition    on This amount was already         Assessee            In    case    of
Rs.1750     account      of admitted in the block          received interest   double
            money           return filed. Hence, the       of Rs.6400 on       addition,    the
            lending         addition may be deleted.       money lending       same           is
                                                           whereas       the   deleted.
                                                           interest shown
                                                           is Rs.4650.

13          Addition    on This amount was already Admitted     in Rejected
Rs.4520     account      of admitted in the block block return.
            money           return of income for the
            lending.        assessment year 1992-
                            93.


Assessment Year 1992-93
14          Addition   on     This amount was already      This represents Rejected
Rs.1109     the ground of     admitted by the assessee     the difference of
            undisclosed       in the block return of       interest received
            interest from     income filed.                from UTI and
            UTI.                                           that declared in
                                                           the return.
Assessment Year 1993-94
15          Addition    on    For the assessment year      This represents     Considering the
Rs.4,336    account      of   under consideration, the     the      amount     explanation,
            undisclosed       assessee admitted a total    credited      in    addition stands
            credits in the    income of Rs.53,569 on       Andhra     Bank     deleted
            bank              which taxes were paid.       a/c for which
            account.          From out of such income      the assessee did
                              and other receipts of the    not    have any
                              minor,    the    assessee    explanation.
                              deposited Rs. 4,336 in
                              the     joint     account
                              No.8136       maintained
                              along with her daughter
                              Miss. Seema in the
                              Andhra Bank. It is
                              submitted     that    the
                              appellant     maintained
                              books of account and the
                              said books of account
                              were    seized.       The
                              addition is not based on
                                              128

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                               any seized material. The
                               assessee,        therefore,
                               requests to delete the
                               addition.     It is further
                               submitted that there is
                               no evidence to show that
                               such deposits represent
                               the undisclosed income
                               of the appellant.

Assessment Year 1994-95
16            Addition    on   This amount represents Matter of record.          Claim made is
Rs.40,000     the    ground    investment in PPF and a
                                                                                 disallowed.
              that       the   claim was made under
              payment          sec. 88 of the Act. This                          There      is    no
              made to PPF      was not claimed as a
                                                                                 justification.
              represent the    deduction from the total
              undisclosed      income.     This claim is                         Hence deleted.
              income.          only as a relief from the
                               tax     payable.      The
                               Assessing Officer is not
                               justified in adding the
                               said amount.


Assessment Year 1995-96
17.           Addition   on    The Assessing Officer         As    per    the    Considering the
Rs.1,30,000   the    ground    found that the appellant      seized material
                                                                                 explanation,
              that FDR not     on      various      dates    the     assessee
              properly         deposited         amounts     had    FDR     of   addition stands
              explained.       aggregating      to    Rs.    Rs.1,97,177 in
                                                                                 deleted.
                               1,97,177 in the fixed         Grindlays Bank.
                               deposits.    According to     There    is   no
                               the Assessing Officer, the    withdrawals
                               appellant could explain       from any bank
                               only Rs. 67,177 and the       account       for
                               balance of Rs. 1,30,000       purchasing
                               deposited is not properly     FDRs.
                               explained. Therefore, the
                               Assessing Officer added
                               the said sum as the
                               undisclosed income. In
                               this regard, the appellant
                               submits that the fixed
                               deposits were already
                               disclosed      to      the
                               department. The addition
                               does not emanate from
                               the    seized     material.
                               Further, the appellant
              129

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

clearly explained as to how the fixed deposits were made and also the sources for each of the deposit. With regard to source for the FDRs in the Grindleys bank, the assessee submits that -

(i) The FDR No.1336009 dated 25-3-95 for Rs.10,000 was deposited with the cash available with the appellant.

(ii) FDR No.1335809 dated 25-3-95 for Rs.25,000/- was renewal of the earlier deposit of Rs. 25,000 made on 7/1/1992 by drawing from the Indian Bank account.

(iii) For FDR No.1335500 dated 25-8-95 for Rs.40,000. The amount was drawn from Indian Bank vide cheques No.679310 and converted to FDR the face value of which is Rs.

47,177.

(iv) For FDR No.1336001 dated 07-08-1994 for Rs.10,000, the said deposit was made from the cash available.

(vi) For FDR No.1335802 dated 7-8-94 for Rs.25,000, the amount was drawn from Indian Bank vide cheques No.631799 and converted to FDR.

(vii) For FDR No.1335502 130 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

dated 22-9-94 for Rs.80,000, the amount was drawn from Indian Bank vide cheque No. 631792 on 9-12-1991 and converted to FDR.

The said amount was renewed.

The addition does not emanate from the seized material. The appellant further submits that all the material was provided during the course of assessment proceedings. Therefore, the Assessing Officer could not have made such an addition while completing the assessment under sec.

158 BD of the Act.

18 Addition on The said amount was These are Considering the Rs.22,000 the ground deposited with Andhra deposits in explanation, that the Bank a/c No. 8136 i.e., Andhra Bank deposits are joint account of the which remain addition stands not properly appellant with her minor unexplained.

deleted.

explained. child Seema. The deposit was made from the income earned by her besides the gifts received by her minor child. The appellant submits that the bank accounts were all disclosed to the department. Further, the Assessing Officer did not make such an addition with reference to any seized material. The assessee, therefore, requests to delete the addition.

19 Addition on There is no such receipt These are Considering the Rs.40,000 the ground during the year under amounts explanation, that the consideration. The received from amount appellant submits that the maturity of 131 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

credited in only an amount of Rs. mutual funds addition stands the SB 26,600 was received on deposits for deleted.

account 13-8-1994 out of which which deduction No.5289 Rs. 6,600 represents u/s 80 CCA and represent the interest which is 80 CCB was refund of the admitted regularly every claimed. The amount year. The same cannot deposits are claimed as be brought to tax again. taxable in the deduction Further, the appellant year of receipt. u/s 80CCA or claimed deduction of Rs.

              80CCB             10,000       for      the
                                assessment year 1990-
                                91 and no other amount
                                was    claimed.       The
                                addition     does     not
                                emanate from the seized
                                documents.      Therefore,
                                the Assessing Officer is
                                not justified in making
                                such an addition

20.           Addition    on    The addition made does         Interest credited    Reconciliation
Rs.10521      the    ground     not emanate from the           in bank account      of       accrued
              that out of       seized material.       It is   is     Rs.13,121     amounts      and
              the       total   submitted       that     the   whereas       the    Received
              interest     of   interest on mutual funds       assessee             amounts
              Rs.13121          accrued      during      the   declared       an    should      have
              derived from      respective    years      was   amount          of   been done by
              mutual            admitted.     The interest     Rs.2,600 only.       AO.      Amount
              funds,            relating to the year of        The paper book       can     not   be
              Rs.10521          account      is     already    does not contain     taxed         on
              represent         disclosed. The interest        any explanation      receipt     basis
              undisclosed       received    on    maturity     of the difference    again.     Hence

income. during the year cannot of Rs.10,521. deleted.

                                be the income of the year
                                under       consideration.
                                The interest relating to
                                the year only can be
                                considered as income.
                                Therefore, the Assessing
                                Officer is not justified in
                                making such addition.
Assessment Year 1996-97
21            Addition    on    The       addition       of    The donor had        For the reasons
Rs.5,00,000   the    ground     Rs.5,00,000/- was made         gifted a total
                                                                                    stated in main
              that       the    disbelieving    the   gifts    amount         of
              amount            received     from    Smt.      around     Rs.42     order, addition
              received from     Varsha           Jaikumar      lacs    to   her
                                                                                    is deleted.
              Varsha            Mirpuri.                No     brothers    and
              Meerpuri     is   incriminating     material     relatives during
                                           132

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

not proved. was found during the the block period.

course of search and, The assessee therefore, no addition could not prove should have been made that the donor's as undisclosed income. financial Without prejudice, the capacity was appellant submits that sufficient to Smt. Varsha Mirpuri is make gift the resident of Bangkok, repeatedly to Thailand and she is the her relatives.

                           sister-in-law     of     the
                           appellant.              She
                           maintained      a      bank
                           account     with     Indian
                           Bank, Secunderabad, a
                           copy     of    which       is
                           submitted      at      page
                           Nos.20 to 22 of the paper
                           book. The appellant filed
                           bank account in India,
                           letter of confirmation
                           from Varsha Mirpuri.
                           The Assessing Officer
                           issued a notice u/s
                           158BD to Mrs. Varsha
                           Mirpuri proposing to tax
                           the amount deposited
                           into the said bank
                           account and the said
                           Smt. Varsha         Mirpuri
                           explained the source for
                           such       deposit      and
                           thereafter               the
                           proceedings u/s 158BD
                           were closed.

22        Addition    on   The addition does not           These           Considering the
Rs.7489   the    ground    emanate from the seized         represents
                                                                           explanation
          that       the   material. The deposits          deposits     in
          deposits    in   were in the joint account       Andhra     Bank amount        is
          Andhra Bank      of the appellant and her        account
                                                                           deleted.
          represent        daughter Seema. The             No.8136.
          undisclosed      amounts were deposited
          income.          from the income derived
                           by her of Rs. 70,360 and
                           also   from    the   gifts
                           received by the minor
                           daughter. Therefore, no
                           addition could have been
                           made by the A.O.
                                            133

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

23. Addition The Assessing Officer is This amount Considering Rs.20,455 made on the of the view that deposit was deposited in the explanation ground that of Rs. 20,455 made by Indian Bank on the amount the appellant with Indian 14-11-95 for amount stand deposited in Bank on 14-11-1995 was which no deleted.

Indian bank not properly explained. withdrawal from is not It is submitted that the any other bank properly said amount was account as explained. received from the joint claimed by the account with Indian assessee was Bank a/c No. 8883 with found.

                             Sobha, w/o Ramesh. In
                             the said bank account,
                             the rent receipts from the
                             house     property    held
                             jointly are deposited. The
                             amounts are entered in
                             the books of account and
                             are admitted in the
                             return of income under
                             the head income from
                             house     property.    The
                             appellant maintained the
                             books of account and
                             such books of account
                             are seized and are in the
                             custody        of      the
                             department. Further, the
                             bank       account       is
                             disclosed       to     the
                             department and cannot
                             be      considered      as
                             undisclosed.           The
                             addition      does     not
                             emanate from the seized
                             material. Therefore, the
                             Assessing Officer is not
                             justified in making an
                             addition.

24.         Addition    on   There is no information       It was found         Since assessee
Rs.40,000   the    ground    before    to    Assessing     that          the    has claimed in
(1994-95)   that       the   Officer to show that the      investments          regular returns
Rs.40,000   investment       contributions were made       have been met        can    not   be
(1995-96)   made in PPF      out of borrowed funds.        from borrowed        disallowed   in
Rs.50,000   represent        The deposits into the PPF     funds or from        Block.
(1996-97)   undisclosed      A/c. are explained in the     realization     of   Moreover
            income.          respective asst. years.       NSC of earlier       assessee    has
                             The additions made may        years       which    incomes      to
                             please     be     deleted.    were      exempt     make
                             Further, it is submitted      from         tax.    investments.
                                             134

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

that for the years under Therefore, the Deleted.

                              consideration,          the   investments are
                              appellant         claimed     not from income
                              deduction under sec. 88       chargeable    to
                              from the tax payable and      tax.
                              not a deduction from the
                              income of the appellant.
                              Therefore, the Assessing
                              Officer is not justified in
                              making any addition on
                              this account.

25          Addition          The Assessing Officer         The       interest   Reconciliation
Rs.1584     considering       worked the interest on        accrued on FDR       of     accrued
(1994-95)   the    interest   estimate basis, whereas       is     Rs.13,000     amounts     and
Rs.6711     on        FDR     the appellant admitted        whereas        the   Received
(1995-96)   accrued      as   the interest as and when      interest declared    amounts
Rs.5476     the               credited to the account of    is Rs.7524 only.     should     have
(1996-97)   undisclosed       the    appellant.   These                          been done by
            income.           additions were already                             AO.    Amount
                              explained       in    the                          cannot        be
                              respective     assessment                          taxed     again.
                              years. Hence, no further                           Hence deleted.
                              explanation is submitted.

Assessment Year 1997-1998
26.         Addition    on    The financial year did        This represents      Considering the
Rs.44107    the    ground     not expire.                   the deposits in
                                                                                 explanation
            that       the    There is no information       Indian Bank but
            deposit     in    before    the    Assessing    the     assessee     amount     stand
            Indian Bank       Officer to prove that the     could        not
                                                                                 deleted.
            is undisclosed    fixed deposit in Indian       explain      the
            income.           Bank is from out of the       source.
                              undisclosed       sources.
                              The      amount        was
                              deposited in the bank
                              account.      The     fixed
                              deposits made of Rs.
                              25,000 and Rs,. 10,000
                              earlier on 22/9/1994 got
                              matured during the year
                              of account and was
                              deposited in the bank
                              account       on     24-9-
                              1996.Hence              the
                              Assessing Officer is not
                              justified in making the
                              addition. The same may
                              kindly be deleted. It is
                              further submitted that
                                            135

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                              the Assessing Officer is
                              not justified in making
                              any      addition     as
                              undisclosed income as
                              the said bank account
                              was already disclosed to
                              the department.

27          Addition    on    The assessee deposited       This represents Can    not   be
Rs.2748     the    ground     Rs.1000      on    4-4-97;   the deposits in
                                                                           considered    in
            that       the    Rs.950 on 30-8-97 and        Indian     Bank
            deposits          Rs.798 on 1-12-98 in the     account for the Block. Deleted.
            amounting to      Andhra Bank account          assessee could
            Rs.2748           No.8136. From the dates      not explain the
            represent         of deposits, it is seen      source.
            undisclosed       that     the     Assessing
            income.           Officer considered the
                              period beyond the block
                              period for assessment. It
                              is submitted that the
                              deposits were made after
                              the date of search and
                              cannot be considered for
                              assessment under sec.
                              158 BD of the Act.
28          Addition     on   The assessee submitted       During    search    For the reasons
            the     ground    a detailed note with         the jewelry of      stated in main
Rs.620460   that        the   regard to the alleged        Rs.11,28,561/-      order,      the
            excess            excess jewellery which is    was        found    addition stands
            jewellery not     available at page No.23      belonging to the    deleted.
            disclosed         to 45 of the paper book.     assessee     and
                              In view of the detailed      her husband Sri
                              submissions,           the   Lachman.     The
                              assessee     requests   to   assessee
                              delete the addition made.    declared
                                                           Rs.2,79,198 and
                                                           her     husband
                                                           declared
                                                           Rs.1,24,967 in
                                                           their wealth tax
                                                           returns for the
                                                           A.Y.92-93.

                                                              The assessee
                                                           stated that her
                                                           children     had
                                                           separate jewelry
                                                           for themselves.
                                                           But it was found
                                                           that they are not
                                                           part    of    the
                                            136

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                                                           wealth         tax
                                                           returns of the
                                                           assessee.     The
                                                           assessee did not
                                                           furnish       any
                                                           quantitative
                                                           details of jewelry
                                                           in the wealth
                                                           tax      returns.
                                                           Therefore,     the
                                                           jewelry     found
                                                           cannot          be
                                                           compared in the
                                                           quantitative way
                                                           and has to be
                                                           based on market
                                                           value only.
29.           Addition     of This      addition      is   Sri       Ramesh      No     evidence
Rs.28,243     the             regarding        Balamrai    Chugani during        expect
              registration    Property           jointly   search admitted       statement.
              charges.        purchased      by     the    in his sworn          Assessee
                              assessee along with 4        statement that        explained that
                              others.   The    assessee    additional            the purchase is
                              submitted a detailed note    consideration of      from a society
                              in this regard (Page         Rs.1 lac was          and paid by
                              No.50 of the Paper Book).    paid       outside    cheques. Hence
                              In view of the detailed      books for 5 plots     deleted.
                              submissions in the note      which         was
                              as above, the assessee       offered         as
                              requests to delete the       undisclosed
                              addition made.               income.
                                                           Further,        an
                                                           amount           of
                                                           Rs.8243       was
                                                           spent     towards
                                                           registration
                                                           charges outside
                                                           books. But the
                                                           same was not
                                                           declared by the
                                                           assessee in her
                                                           block      return.
                                                           Therefore,     the
                                                           same is treated
                                                           as undisclosed
                                                           investment       of
                                                           the assessee.
30.           Addition        This     amount     was      Amount
Rs.1,75,000   holding that    admitted in the block        admitted in the       Rejected
              the payment     return of income. Hence,     block return.
              made to RK      the addition shall be
                                          137

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Construction deleted.

            as         the
            expenditure    .
            incurred    by
            the assessee

30.         Undisclosed     It is submitted that the     As per seized         Even     though
Rs.28679    investment in   appellant and five others    material              the    year   of
            Pooja           already admitted Rs.         purchase bills in     admission
            Apartments      10,50,000               as   the name of R.K.      differs,     as
                            undisclosed income on        Constructions,        assessee
                            this    account.       The   the builder of        offered      in
                            appellant submitted that     the            flat   Block, further
                            Rs. 60,000 is towards        amounting        to   addition      is
                            extra fittings and Rs.       Rs.1,72,076           deleted.
                            9,90,000 towards extra       were found from
                            payments to the builder.     the     residence
                            The Assessing Officer        which are for
                            added the amount of Rs.      purchase         of
                            1,75,000 as admitted by      extra fittings. No
                            the appellant. Besides,      explanation was
                            the Assessing Officer        offered.
                            mentions that certain        Therefore, 1/6th
                            bills for purchases made     (6 flat owners)
                            by R.K. Constructions        which comes to
                            from              Hemant     Rs.28,679 share
                            Enterprises; Om Trading      of the assessee
                            Company were found           is             the
                            and     that   such     an   undisclosed
                            amount works out to Rs.      investment.
                            1,72,076. The Assessing
                            Officer added 1/6 of
                            such amount.       In this
                            regard, it is submitted
                            that the purchases were
                            effected      by      R.K.
                            Constructions.     This is
                            evidenced     from     the
                            invoices            found.
                            Therefore, the amount of
                            Rs. 1,72,076 has to be
                            telescoped     with    the
                            amount already offered
                            by the appellant.
32.         Regarding       The A.O. completed the       Matter of record.     Rejected.
Charging at completing      assessment u/s.158BD.
60%         assessment
            u/s.158BD
            and charging
            tax at 60%.
                                             138

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure- 8 IT(SS)A No.8/H/20110 KUNJUBAI G.CHUGANI, Hyderabad Block period 1987-88.to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1987-88 Ground No. Details of Explanation Remarks of AO in Decision addition Remand Report 1 to 4 & General in --

30,31 & 32 nature 5 Addition on The appellant Total cash Reconciliation Rs.5,500 account of maintained books of deposited in SB of receipts unexplained account. The bank A/c account was could have cash deposit. No.6191 is already Rs.30,500 and been reflected in the books of the assessee undertaken by account. The account is declared gross AO. However a regular one and the rental receipt of entire rent same was furnished Rs.25,500. The difference can during the course of difference of not be taxed assessment u/s 158BD. Rs.5,500 remains under income The Assessing Officer unexplained. from house sought clarification with property. regard to each of the Considering receipt and the appellant explanation furnished the same. deleted.

According to the Assessing Officer the amount Credited and explained as rent received aggregated to Rs.30,500 whereas the amount offered for assessment towards rent was only Rs.25,500. Therefore, the balance was added by the Assessing Officer.

It is submitted that the Assessing Officer's working is not correct.

The amount stated to be rent is not more than Rs.25,500. The aggregate of the receipts is Rs.78,717 (Page No.73 of the paper book) from which the opening balance of Rs.3191 and 139 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the cash deposit of Rs.43661 and interest of Rs.3691 are to be reduced in which case the aggregate would not be more than Rs.30,500 as arrived by the Assessing Officer.

Further, such addition cannot be made while completing the assessment u/s 158BD of the I.T. Act.

The rental receipts were Rs. 25,500 only. The deposit of Rs. 30,500 include the rental receipts of Rs. 25,500. It can be seen from the bank account that even on 1-4-1986, an amount of Rs. 5,000 was received towards rent and in the first week itself, the appellant received Rs.

2,900 totaling to Rs.

7,900 and the said rent relates to the earlier year.

6 Addition According to the There is no Amounts Rs.38,450 treating the Assessing Officer, an explanation deposited are cash deposit amount of Rs.12,000, regarding cheques. as Rs.6,000, Rs.10,000 and cheques Considering undisclosed another Rs.10,000 were deposited in the the income. deposited in Account SB account. explanation No.6191. The Assessing Hence treated as the same is Officer found that an undisclosed. deleted. amount of Rs.12,000 was accepted as the undisclosed income and, therefore, the Assessing Officer arrived at a further addition of Rs.38,450. It is submitted that there is no such figure of Rs.12,000 in the bank account. It can be seen from page No.73 of the paper book that there 140 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                               were      deposits      of
                               Rs.6,000, Rs.10,000 and
                               another Rs.10,000 into
                               the said bank account.
                               Out of the said amount,
                               Rs.12,000 was offered as
                               additional income. The
                               balance of the amount
                               represents      as     the
                               opening     balance.    As
                               submitted in the earlier
                               paragraphs,     no such
                               addition could have been
                               made while completing
                               the    assessment      u/s
                               158BD of the I.T. Act,
                               particularly when no
                               information was found
                               during the course of
                               search and the bank
                               account     was    already
                               disclosed in the return of
                               income filed.
Assessment Year 1988-89
7&10        Addition    on     The interest credited by     Interest credited    No basis for
Rs.2,200    the     ground     the bank to the account      in bank account      making
            undisclosed        of the assessee is Rs.       is       Rs.3674     addition  in
            interest from      1475/- and the same has      whereas        he    Block. Hence
            bank account.      been disclosed by the        assessee declared    deleted.
                               assessee in the return of    an        amount
                               income filed. It is not      Rs.1474      only.
                               known        how      the    The paper book
                               Assessing Officer arrived    does not contain
                               at the figure of Rs.         any explanation
                               3,674/-.    The addition     of the difference
                               made by the Assessing        of Rs.2200
                               Officer does not emanate
                               from the seized material.
                               Hence it is requested
                               that the addition made
                               may be deleted.


8 & 11      Addition     on    For the asst. year under     Credit   in    the   No basis for
Rs.10,530   account       of   consideration,       the     account     shows    making
            short              assessee admitted an         that     assessee    addition  in
            declaration of     income of Rs. 41,100         received rent of     Block. Hence
            rental receipt.    towards income from          Rs.51630             deleted.
                               property.    As per the      whereas        the
                               bank    statement,   the     assessee declared
                                             141

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

same comes to Rs. Rs.41100 in the 32,575. The difference regular return.

is due to the fact that property income is offered to tax on accrual basis. It is not known how the Assessing Officer arrived at the figure of Rs. 51,630 as rent received. The details of the rent received were already furnished along with the return of income. The Assessing Officer did not find that such rent offered is less than the rent actually received. The difference is not arising out of the seized material. Hence the Assessing Officer is not justified in making the addition. The same may kindly be deleted.

Assessment Year 1989-90 9 Addition on For the asst. year under Credit in the SB No basis for Rs.11,430 account of consideration, the account shows making difference in assessee admitted an that assessee addition in receipt of income of Rs. 48,300 received rent of Block. Hence rental income. towards income from Rs.54330 deleted.

property. As per the whereas the bank statement, the assessee declared same comes to Rs. Rs.42,900 in the 44,850. The difference regular return. is due to the fact that property income is offered to tax on accrual basis. It is not known how the Assessing Officer arrived t at the figure of Rs. 54,330 .

The difference is not arising out of the seized material. Hence the Assessing Officer is not justified in making the addition. The same may kindly be deleted.

142

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessment Year 1990-91 12 Addition on This addition apparently The assessee No basis for Rs.567 account of seems to be wrong. The short declared making undisclosed interest credited of the bank interest addition in interest from Rs.1612 in the bank in the regular Block. Hence bank. account is admitted by return. deleted.

the assessee. As mentioned by the Assessing Officer there is no difference between the interest credited to the account and the interest admitted.

Therefore, no addition can be made. (page Nos.

77 of the paper book).

Assessment Year 1991-92 14 Addition on The assessee admitted Credit in the SB No basis for Rs.11,800 account of an amount of Rs. 50,400 account shows making short rental in the return of income that assessee addition in receipts. towards rent receipts. received rent of Block. Hence The amount of deposits Rs.62,200 deleted. towards rent recorded in whereas the the bank pass book are assesee declared Rs. 49,000 but not Rs. Rs.50,400 in the 62,200 as was adopted regular return. by the A.O. The amount of Rs. 50,400 is arrived at taking into consideration the rent receivable and received for the entire 12 months.

There is no information to the effect that the appellant possessed more properties than disclosed in the return of income or received more amount of rent than disclosed in the return of income. Therefore, no addition can be made by the Assessing Officer towards deficiency of rent. In so far as deposits are concerned, they are rental incomes but might not have been made in 143 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the same year. In so far as the bank account is concerned, the same was disclosed in the return of income. The difference is not arising out of the seized material and, therefore, no addition can be made.

15 Addition This was already Admitted in block Rejected. Rs.3,131 representing admitted in the block return.

undisclosed return by the appellant. income from CDS.

Assessment Year 1992-93 15 Addition on This amount was already Admitted in block Rejected Rs.755/- account of admitted in the block return.

            undisclosed        return of income. Hence,
            interest    on     the addition may kindly
            LIC     mutual     be deleted.
            fund.

16          Addition     on    This amount was already Admitted in the Rejected
Rs.4,547    the     ground     admitted in the block block return.
            that        the    return of income. Hence,
            interest     on    the addition may kindly
            FDR is not         be deleted.
            disclosed.

17.         Addition    as     The amount of Rs.3,057       This     is   the     Considering
Rs.859      undisclosed        admitted in the return of    difference      of    the
            interest from      income towards Interest      interest credited     explanation,
            bank.              on S.B. A/c. includes        in bank account       amount
                               859. Hence there is no       and the interest      deleted
                               undisclosed income. The      declared in the
                               addition may kindly be       return.
                               deleted.
Assessment Year 1994-95
18.         Addition     on    The amount of Rs.            Credit in the SB      No basis for
Rs.17,901   account       of   68,301 adopted by the        account     shows     making
            short              Assessing          Officer   that      assessee    addition  in
            declaration of     towards deposit of rents     received rent of      Block. Hence
            rental receipt.    is incorrect.      Actual    Rs.68301              deleted.
                               deposits       appearing     whereas         the
                               towards rent deposits in     assessee declared
                               the bank pass book is        Rs.50,400 in the
                               Rs. 50,500. The amount       regular return.
                               offered to tax in the
                               return of income towards
                                             144

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

rental income is Rs.

50,400. Hence the A.O. cannot make an addition on this count towards undisclosed income.

There is no information to the effect that the appellant possessed more properties than disclosed in the return of income or received more amount of rent than disclosed in the return of income. Therefore, no addition can be made by the Assessing Officer towards deficiency of rent. In so far as deposits are concerned, they are rental incomes but might not have been made in the same year. In so far as the bank account is concerned, the same was disclosed in the return of income. The difference is not arising out of the seized material and, therefore, no addition can be made.

19. Addition on The Assessing Officer The principal No basis for Rs.20,000 account of cannot make such an amount should making undisclosed addition while have been addition in income from completing the brought to tax in Block. Hence SBI Mutual assessment under sec. the year of deleted. funds. 158 BD of the Act maturity.

particularly when such an addition is not with reference to any seized material. A detailed note was submitted regarding additions under Sec.

80CCA & 80CCB, copy of which is available at Page No. 8 of the paper book. In this regard it is further submitted that except for the year 1990- 91, the appellant did not claim such a deduction 145 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

in the earlier years. The amount is refunded only after a period of 5 years and hence the amount allowed for the assessment year under consideration cannot be encashed for the year under consideration.

Further, the Assessing Officer allowed only Rs.

10,000 for the assessment year 1990-

91. In view of the above, the addition may kindly be deleted.

20 Addition on The ground is redundant Ground is Rejected Rs.9,407 account of as such an addition is redundant.

undisclosed not appearing in the income from assessment order. FDR 21 Addition on During the course of Sri Ramesh No evidence Rs.28,243 account of assessment proceedings Chugani during expect undisclosed itself the assessee search admitted statement. investment on submitted a note before in his sworn Assessee Balamrai the Assessing Officer statement that explained that property. wherein it was stated additional the purchase that the plots of land consideration of is from a were allotted by the coop. Rs.1 lac was paid society and society and the price was outside books for paid by fixed by the society. 5 plots at cheques. During the course of Thokatta village Hence deleted. search, no information which was offered concerning the payment as undisclosed to the society in addition income. Further, to the actual price was an amount of available. The seized Rs.8243 was documents show that the spent towards total expenditure was registration met by withdrawing the charges outside amount from the bank books. But the account. Further, when same was not the Assessing Officer declared by the wanted to make an assessee in the addition of Rs. 20,000 block return.

basing on the statement of the appellant, no other addition on account of registration charges should have been made by the Assessing Officer.

146

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessment Year 1995-96

22. Addition as This amount was already Admitted in the rejected Rs.2,583 Un-disclosed admitted in the block block return.

interest from return filed. Hence, the LIC Mutual same shall be deleted. fund.

23. Addition as The Assessing Officer The principal No basis for Rs.10,000 undisclosed cannot make such an amount should making investment in addition while have been addition in LIC mutual completing the brought to tax in Block. Hence fund. assessment under sec. the year of deleted.

158 BD of the Act maturity.

particularly when such an addition is not with reference to any seized material. A detailed note was submitted regarding additions under Sec.

80CCA & 80CCB, copy of which is available at Page No. 8 of the paper book. Kindly peruse the explanation submitted at Col. No.4.

24 Addition on The assessee deposited The assessee Considering account of Rs.1,80,000 in the fixed could not furnish the unexplained deposits by withdrawing any supporting explanation, fixed deposit. the amount from ANZ details to explain amount is Grindleys Bank A/c the investment in deleted No.133730 (out of FDR of Rs.2,70,000 drawn on Rs.1,80,000 18-8-1994 page No. 88 of the paper book). This has already been explained before the Assessing Officer (Page No.88 of the paper book).

The appellant sold land at Kapra and deposited Rs. 1,80,000 in ANZ Grindleys Bank. As the source is clearly explained, the addition may kindly be deleted.

147

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

25. Addition on The Assessing Officer The assessee No basis for Rs.8,944 account of arrived at such an declared interest making accrued addition on an estimate from SB and FDR addition in interest on basis. It is submitted amounting to Block. Hence FDRs. that the appellant offered Rs.13958, out of deleted.

interest of Rs. 13,958 in which Rs.12556 the return of income. is accrued The appellant humbly interest on FDR submits that such an whereas the addition cannot be made accrued interest while completing the on FDR works assessment under sec. out to Rs.21500. 158 BD of the Act. The The explanation appellant filed evidence of the assessee is for the sources in self explanatory.

                             making        the      bank
                             deposits. A copy of the
                             separate note submitted
                             before     the    Assessing
                             Officer is annexed.
Assessment Year 1996-97
26            Addition on     During the course of          This      amount      Money
Rs.35,000     account of      assessment     itself   on    represents    the     advanced can
(For   A.Y.   undisclosed     29.9.1997 the appellant       money advanced        not         be
1997-98)      investment in   filed a letter before the     to M/s Mohd.          undisclosed
              money           A.O. wherein it has been      Ismail & Sons. In     income,
              lending.        stated that the assessee      the absence of        unless
                              has no account with           any explanation       unaccounted.
                              Canara Bank, R.P. Road,       the amount is         No such case
                              Secunderabad and the          treated        as     here.    Hence
                              cheques mentioned in          undisclosed           deleted.
                              the letter referred to by     income.
                              the Assessing Officer
                              represents the cheques
                              issued by M/s. Mohd.
                              Ismail & Sons and in fact
                              the assessee issued a
                              cheques No. 125006 Dt.
                              18.6.1996     drawn     on
                              Grindlays            Bank,
                              Hyderabad.      Hence no
                              part of the amount to be
                              treated as undisclosed
                              income.          However,
                              without     taking    into
                              consideration          the
                              submissions of assessee,
                              the    A.O.   made     the
                              addition.    The amount
                              has been paid to M/s.
                              Mohd. Ismail & Sons
                                           148

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                            through             banking
                            channels.

27.         Addition on     The assessee offered an       The      assessee      No basis for
Rs.16,767   account of      amount of Rs. 4,808 in        declared interest      making
            undisclosed     the return of income          from          FDR      addition  in
            accrued         filed. It is submitted that   amounting       to     Block. Hence
            interest        the interest as credited      Rs.4233 whereas        deleted.
                            to the account is offered     the        accrued
                            in the regular return f       interest on FDR
                            income. The estimation        works    out    to
                            of interest on FDR at Rs.     Rs.21,000.
                            21,000          is       on   Therefore,     the
                            presumption          basis.   balance          of
                            Hence it is requested         Rs.16767         is
                            that the addition made        treated         as
                            may kindly be deleted.        undisclosed
                                                          income.
Assessment Year 1997-98
28.         Addition on     It is submitted that the      As     per   seized    Admitted     as
Rs.28,679   account of      appellant and five others     material               income even
            undisclosed     already    admitted   Rs.     purchase bills in      though in a
            investment in   10,50,000              as     the name of R.K.       different year
            Pooja           undisclosed income on         Constructions,         in       Block.
            Apartments.     this    account.      The     (the builder of the    Double
                            appellant submitted that      flat) amounting to     addition if any
                            Rs. 60,000 is towards         Rs.1,72,076 were       stands
                            extra fittings and Rs.        found from the         deleted.
                            9,90,000 towards extra        residence which
                            payments to the builder.      are for purchase
                            The Assessing Officer         of extra fittings.
                            added the amount of Rs.       No      explanation
                            1,75,000 as admitted by       was         offered.
                            the appellant. Besides,       Therefore, 1/6th
                            the Assessing Officer         (6 flat owners)
                            mentions that certain         which comes to

bills for purchases made Rs.28,679. Share by R.K. Constructions of the assessee is from Hemant the undisclosed Enterprises; Om Trading investment.

Company were found and that such an amount works out to Rs.

1,72,076. The Assessing Officer added 1/6 of such amount. In this regard, it is submitted that the purchases were effected by R.K. Constructions. This is evidenced from the 149 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                               invoices found.         The
                               appellant    offered     Rs.
                               9,90,000 as additional
                               payment        to       R.K.
                               Constructions,     besides
                               accepting Rs. 60,000 for
                               additional         fittings.
                               Therefore, the amount of
                               Rs. 1,72,076 has to be
                               telescoped     with      the
                               amount already offered
                               by      the      appellant.
                               Therefore, the appellant
                               submits       that       the
                               Assessing Officer is not
                               justified in making such
                               an addition.

29            Addition on      This     amount      was This ground    is Rejected.
Rs.1,75,000   account of       admitted in the block not pressed.
              undisclosed      return filed. Hence, the
              income      on   ground is not pressed.
              Pooja            No further comments
              Apartments.
                                            150

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-9 IT(SS)A No.9/H/2011 RAMESH G.CHUGANI, Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1987-88 Ground No. Details of Explanation Remarks of Decision & Amount addition the Assessing added (Rs. Officer in the Remand Report.

1 to 8; 47 General in --

to 49      nature
9          Addition on the      There is no such amount of      The assessee      How cheque
Rs.6,625   plea that there      Rs.6,625 deposited with the     deposited         deposits can
           is           an      Indian Bank. The bank           cash         of   be
           unaccounted          account is disclosed to the     Rs.3240     on    unexplained
           for deposit with     department The appellant,       2.4.87     and    cash deposit
           the bank             during the course of block      rs.3385     on    was      not
                                assessment       proceedings    24.7.86           explained by
                                furnished details of the bank   through           AO.
                                accounts; copies of the bank    cheques. No       Considering
                                accounts and details of the     supporting        the
                                deposits made. Further, the     material          explanation,
                                appellant maintained books      submitted to      amount
                                of account and the deposits     the      claim    deleted.
                                are recorded in the books of    that     there
                                account. The amounts of Rs.     were
                                3240 and Rs. 3385 are not       withdrawals
                                appearing in the bank           from Ramesh
                                statements. The Assessing       Watch Co.
                                Officer did not comment
                                upon      the     explanation
                                submitted. Therefore, the
                                appellant submits that the
                                addition made may kindly
                                be deleted.
Assessment Year 1988-89
10          Addition on the     The said deposit consists of    These     are     Considering
Rs.12,840   plea that there     interest on NSC of Rs.8,640     cash deposits     the
            is           an     and     Cash    deposit   of    in     Indian     explanation
            unaccounted         Rs.4,200. The cash available    Bank              addition
            for deposit with    in the books of account was     account. No       deleted.
            the bank            deposited in the bank.          supporting
                                Hence the same cannot be        evidence
                                treated    as   unexplained     produced by
                                income. The deposits were       the assessee.
                                explained. The Assessing
                                Officer did not contradict
                                              151

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the submissions made.

11 Addition The addition of Rs.1,00,000 The donor For the Rs.1,00,000 treating the for the assessment year had gifted a reasons amount 1988-89 was made total amount stated in the received from disbelieving the gifts of around main order, his sister received from Smt.Varsha Rs.42 lacs to addition Smt.Varsha Jaikumar Mirpuri. No her brothers stands Jayakumar incriminating materials were and relatives deleted. Mirpuri as found during the course of during the undisclosed search and, The appellant block period. income. filed bank account in India, The assessee letter of confirmation from could not Varsha Mirpuri. It is also prove that confirmed by her that she the donor's deposited the amounts with financial the Indian Bank much capacity was earlier and she issued sufficient to cheques in favour of the make gift appellant and other brothers repeatedly to and the amount was her relatives. withdrawn. The Assessing Moreover the Officer issued a notice u/s assessee 158BD to Mrs. Varsha could not Mirpuri proposing to tax the produce any amount deposited into the IT return said bank account and the copy of her said Smt. Varsha Mirpuri relative nor explained the source for any balance such deposit and thereafter sheet during the proceedings u/s 158BD the course of were closed. asst.

Proceedings.

Assessment Year 1989-90

12. Addition This amount is the matured This is cash No basis for Rs.17,340 treating the value of the NSC i.e. deposited on making amount in the principal along with interest 9.4.88. addition in bank account received through cheque. Assessee Block. as unexplained Hence the source is stated that Hence investment. explained. Further, the this is deleted.

amount is deposited in the deposited by bank account already cheques disclosed to the department. received as Therefore, the said addition NSC interest.

                                 cannot be made under sec.        However,
                                 158 BC of the Act.               bank     pass
                                                                  book shows
                                                                  that      the
                                                                  amount was
                                                                  deposited in
                                           152

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

cash.

13 Addition The assessee submitted that As seen from No basis for Rs.16,200 holding that the the property was acquired the seized making property at by Ramesh Watch Co. and material, the addition in Khandoji Bazar was recorded in the books of assessee assessee represents account of the said purchased hands. unexplained company. Such information the property Property investment. was filed before the 1-6-230/2 at belongs to Assessing Officer on 15.9.97 Khandoji firm. Hence when the assessments were Bazar, deleted being done. The assessment Secunderaba of Ramesh Watch Co., a d for a partnership firm was also consideration completed u/s 158 BC along of Rs.15,000 with the assessment of the with appellant. The appellant registration stated that the said property charges of was acquired by Ramesh Rs.1200. Watch Company but no Assessee addition was made in the stated that said partnership firm. All the property these facts clearly indicate was acquired that the property was from Ramesh acquired by Ramesh Watch Watch Co. Co. and is not includable in But the the assessment of the records appellant herein. Copy of reveal there the Balance sheet of the are no partnership is submitted to sufficient show that the said asset was withdrawal disclosed by the said from Ramesh partnership firm. Watch Co. to fund the investment.

                                                               Therefore, an
                                                               amount        of
                                                               Rs.16200 is
                                                               treated      as
                                                               income.

14.         Addition    as The assessee admitted the The ground is Rejected.
Rs.30,000   unexplained    same in the block return not pressed.

investment in filed. The ground is not Begumpet pressed.

property.

Assessment Year 1990-91 15 Addition The addition of Rs.3,33,333 The donor For the 153 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Rs.3,33,333 treating the for the assessment year had gifted a reasons amount 1990-01 was made total amount stated in the received from disbelieving the gifts of around main order, his sister received from Smt.Varsha Rs.42 lacs to addition Smt.Varsha Jaikumar Mirpuri. In this her brothers stands Jayakumar regard, it is submitted that and relatives deleted. Mirpuri as these entries were made in during the undisclosed the regular bank account block period. income. and the books of account. The assessee No incriminating material could not were found during the prove that course of search and, the donor's therefore, no addition financial should have been made as capacity was undisclosed income. sufficient to make gift repeatedly to her relatives.

16 Addition The assessee explained that As seen from No basis for Rs.7,800 holding that the an amount of Rs.8,000 was seized making registration drawn from the Indian Bank annexure the addition. charges in account No.5907; out of assessee Hence respect of which Rs.7,800 was spent purchased deleted. Parklane towards registration charges property at property was of the Parklane property. park-lane for not accounted Therefore, the Assessing Rs.4,60,000 for. Officer is not correct to along with mention that the amount of his co- Rs.7,800 is to be added. brother. The registration charges was not disclosed.

                                                                    The       1/5th
                                                                    share of the
                                                                    assessee
                                                                    works out to
                                                                    Rs.7800

17.           Addition            The deposit amount of             This        is     Explained
Rs.40,000     holding that the    Rs.40,000/- made on 30-11-        investment in      source.
              investment    in    1990 represents cheques           FDR wherein        Hence
              the        fixed    No.614572                 dated   the assessee       deleted.
              deposit        is   28/11/1990         issued    by   explained
              outside      the    Ramesh Watch Co. It is            that      the
              books         of    further submitted that the        amount     of
              account.            Indian Bank account is            Rs.40,000
                                  reflected in the books of said    was    issued
                                  concern. The books seized         by    Ramesh
                                  by the I.T. Authorities are       Watch Co. on
                                  still in their custody.           28.11.90
                                            154

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

which pertains to subsequent assessment years.

Assessment Year 1991-92

18. Addition by The appellant issued cheque No basis for Rs.12,000 disallowing during the previous year for addition.

claim purchase of the Mutual Hence made u/s funds. The said cheque is deleted. 80CCA. found debited in the bank account on 2-4-1991. The Assessing Officer is not justified in making the addition.

19 Addition on The Assessing Officer This amount No basis for Rs.7,800 account of presumed that there were is invested in making interest accrued deposits of Rs.40,000 and mutual fund. addition in not accepted by Rs.25,000 on 8.2.90. The The source of Block. the Assessing Indian Bank account for the investment Hence Officer. financial year 1989-90 is at remains deleted.

                                page No.122 of the paper       unexplained
                                book.     Rs.25,000     was    as          no
                                provided     as   a    bank    withdrawal is
                                guarantee on 8.2.90 and no     seen from the
                                FD was made. Further, the      bank
                                Assessing Officer presumed     account. The
                                in the A.Y.1990-91 that        accrued
                                there was a deposit of         interest    on
                                Rs.40,000 but was not          FDRs         of
                                disclosed in the return of     Rs.40000
                                income. A separate addition    and
                                of Rs.40,000 was made in       Rs.25000
                                the said assessment year. It   which      has
                                was explained for 1990-91      not      been
                                that there was no such         disclosed by
                                deposit. Therefore, it is      the assessee.
                                submitted that no deposits
                                were made on 8.2.90 either
                                Rs.40,000 or Rs.25,000.
                                Therefore, no interest is
                                accrued to the appellant on
                                the said dates.



Assessment Year 1992-93
20.         Addition      on With regard to the amount Rs.3000             is Estimated
Rs.3,000    account        of of Rs.3,000 the same is admitted             in addition can
                                           155

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Rs.12,500 estimation of admitted in the block return the block not be made accrued interest filed. return as in Block on fixed interest from assessments deposits. With regard to the addition FDR. The . Hence of Rs.12,550 it is submitted accrued deleted.

                              that the Assessing Officer's     interest    in
                              presumption that there were      FDR
                              deposits     on   8.2.90   of    amounting to
                              Rs.25,000 and Rs.40,000          Rs.1.85 lakhs
                              are     not    correct.  The     comes       to
                              appellant admitted Rs.3776       Rs.12550
                              in the regular return of         which      has
                              income and Rs.3,000 in the       not      been
                              block return. Therefore, the     declared by
                              Assessing Officer is not         the assessee.
                              justified in making any
                              further     estimation   and
                              further       addition     of
                              Rs.12,550.

21          Addition    on    An amount of Rs.6,360 was        These      are   Considering
Rs.87,208   account      of   deposited on 5-04-92 from        deposits         the
            unexplained       out of the amount of NSC         made        in   explanation,
            deposits   with   and interest received.           Indian Bank      amount
            the banks.                                         accounts on      deleted    as
                              The amount of Rs.13,430          different        sources are
                              was deposited on 17-1-92,        dates.     The   explained.
                              from out of the refund of        paper     book
                              earlier deposit.                 does       not
                                                               contain any
                              With regard to Rs.3,000          explanation.
                              deposited on 3-2-92, the
                              amount     represents   the
                              cheque received on account.

                              A cheques for Rs.64,418
                              was received from FOBC
                              76037 on 5-3-92 and the
                              same was deposited. The
                              assessee,           therefore,
                              explained the source. It is
                              further submitted that the
                              bank account is disclosed in
                              the returns of income and
                              returns of wealth filed. All
                              the entries are in the books
                              of account maintained and
                              seized by the department.
                              No material was found
                              during the course of search
                              and    seizure    operations.
                                           156

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Therefore, no addition could have been made by the Assessing Officer.

22. Addition on The assessee issued a The assessee Considering Rs.50,000 account of cheuqe No. 697321 for Rs. credit the unexplained 1,00,000 in favour of Rs.1,50,000 explanation, credits in the Ramesh Watch company on in his capital amount books of 16-5-1991. The partnership account with deleted. account. firm recorded the amount of Ramesh the cheque in its books of Watch Co. account at Rs. 1,50,000. Rs.1 lakh Page 75 of the paper book. was credited In so far as the appellant is from the concerned, the amount paid bank is mentioned as Rs. account. The 1,00,000. It is a mistake in assessee the books of account of the could not partnership firm. The specifically transaction is a bank explain the transaction and not cash source of the transaction. The amount balance of was through cheque. The Rs.50,000 cheque is recorded in the bank account. The firm also recorded the receipt only as cheque received. Therefore, the amount cannot be considered as the undisclosed amount of the appellant. The appellant's accounts clearly indicate that the amount paid was only Rs. 1,00,000 through cheque and therefore, cannot be added in the assessment of the assessee.

23. Addition on This investment is through As found Considering Rs.10,000 account of Cheque No.697323 dated from the the unaccounted 14-9-91 from Indian Bank seized explanation, for investment A/c No.5907, Secunderabad material the deleted in money and hence the source is assessee lending. explained. The assessee advanced submits that cheques Rs.10,000 on No.697323 was issued on 24.9.91. No 24.9.91 but it was encashed debit was on 5.10.91 and, therefore, found in the the debit is recorded on bank account 5.10.91. It is not correct for as the the Assessing Officer to assessee 157 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                                 make any addition on this stated    that
                                 account.                  the amount
                                                           was      paid
                                                           from       the
                                                           bank
                                                           account.
                                                           Therefore,
                                                           Rs.10,000
                                                           remains
                                                           unexplained.

24.         Addition     on      The Assessing Officer merely   This         is   No basis to
Rs.12,550   account       of     estimated the interest and     accrued           make
            accrued interest     arrived at the addition        interest    on    addition in
            on FDR               which is not justified. The    FDR      which    Block.
                                 Assessing Officer cannot       has not been      Deleted.
                                 resort to estimation of        declared by
                                 interest receipt on the        the assessee.
                                 deposits made and make
                                 any addition on the said
                                 ground.

25.         Addition    on       This     is   against    the   As per seized     Not       an
Rs.2066     account      of      expenditure made on the        material the      addition to
(1993-94)   amount   spent       maintenance of the building    assessee paid     make      in
Rs.5404     on Mumbai flat       at Mumbai. It is submitted     an amount of      Block
(1994-95)   maintenance          that it is flat at Bombay      Rs.75,303 to      assessments
Rs.3934                          being used as a guest          housing           .      Hence
(1995-96)                        house. During the course of    society,          deleted.
Rs.2140                          the period all the brothers    Mumbai
(1996-97)                        used to visit for their        along     with
Rs.1515                          business     purposes     at   his brothers.
(1997-98)                        Bombay. The expenditure        The
                                 incurred was paid from time    payments are

to time by the persons using unaccounted the guest house. The and expenditure on visits to represents Bombay was debited to the assessee's business account and also share for whenever personal visits different were made the same were years. from the personal drawings.

Therefore, no addition on this account should be made.

26 Addition on The appellant received an The assessee Receipt from Rs.89329 account of amount of Rs. 1,10,000 from received an Partnership deposit with the M/s Ashok and company, a amount of firm which is bank which is partnership firm in which Rs.1,10,000 accounted not disclosed. the appellant is a partner. from Ashok can not be 158 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

The Assessing Officer and considered mentions that there was Company in Block only a balance of Rs. 20,671 whereas his assessments and therefore, is of the view credit . Deleted. that Rs. 1,10,000 would not balance in be paid by the firm. The this firm was appellant is explaining the Rs.20671 receipts as recorded in the only. The bank accounts. The, paper book amounts of Rs. 1,00,000 did not and Rs. 10,000 were contain any explained as received from explanation.

M/s Ashok & Col., The books of the said firm were also seized by the department. The Appellant is one of the partners of the firm. The amount of Rs.

20,671 was as on 31-3-1992 and not as on 31-3-1993.

Afterwards there were business activities of the firm. Therefore, the Assessing Officer is not justified in considering the opening balance for the purpose.

Assessment Year 1993-94

27. Addition on This is admitted by the Admitted by Rs.2,873 account of assessee in the block return the assessee Rejected.

           undisclosed     filed.                                in the block
           income.                                               return.

28         Addition      on     It is submitted that An          The assessee    Liability can
Rs.5,000   account        of   amount of Rs.50,000 was           paid            not         be
           undisclosed         given as a loan to Syndicate      Rs.50,000 to    income. Can
           interest      on    Marketing in March, 1993.         Titan Board     not         be
           advance    from     On 30-4-93 an amount of           and received    considered
           Titan Board.        Rs.55,000 was repaid by           back            in      Block.

Titan Board, a sister Rs.55,000. Hence concern of Syndicate The deleted Marketing. The excess difference of refund of Rs.5,000 needs to Rs.5,000 is be repaid to Titan Board. towards The Assessing Officer interest.

presumed the excess repayment as interest. It can be seen that there is only one month gap and 159 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

interest cannot be Rs.

                               5,000. Therefore, the same
                               cannot    be    treated  as
                               undisclosed    income.    A
                               similar   explanation   was
                               submitted in the case of
                               Lakshman G. Chugani.

29          Estimation     of A detailed explanation in          Assessee did      No basis to
Rs.34000    interest accrued this regard was submitted           not disclose      make
            on deposits       for the earlier years. The         the    interest   addition in
                              said explanation may kindly        on FDR of         Block.

be considered for the year Rs.2,85,000. Deleted.

                              under consideration also.          Therefore,
                                                                 the interest is
                                                                 treated      as
                                                                 undisclosed
                                                                 income.

30          Addition     on    The assessee submits that         The assessee      No basis to make
                                                                                   addition in Block.
Rs.20000    account       of   the provisions of Chapter VI      invested          Deleted.
            estimating the     were not applicable to the        Rs.20,000
            interest earned    block assessment period           u/s    80CCA
            on       mutual    both at the time of filing the    and received
            funds.             return of income and at the       maturity
                               time of completion of the         value      of
                               assessment. It is further         Rs.20,160 on
                               submitted that the addition       13.4.92.
                               can be made u/s 158BD             Maturity
                               only     in     respect      of   amount shall
                               undisclosed income arising        be brought to
                               out of seized documents.          tax.
                               Without prejudice, it is

submitted that the appellant claimed Rs.20,000 u/s 80CCA for the assessment year 1990-91 and no amount was claimed at any time earlier. Therefore, these amounts could not be treated as the income of the appellant.

31. Addition on the This ground is not pressed This ground Rejected. Rs.13,500 ground that as the Assessing Officer did is redundant.

there is not make such an addition.

            unexplained
            deposit    with
            Ramesh Sales
            Corporation.
                                             160

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

32. Addition on A note on accrued interest This is the No basis to Rs.34,000 account of on fixed deposits was interest make estimating the submitted by the assessee accrued on addition in interest on on 7-12-1997, a copy of FDR which is Block. FDRs. which is annexed. In view of treated as Deleted.

the detailed explanation undisclosed submitted for the earlier income. years, the addition may please be deleted.

33. Addition The assessee submits that This amount No basis to Rs.20,000 treating the the provisions of Chapter VI was received make amount were not applicable to the from SBI addition in received from block assessment period mutual fund Block. SBI Mututal both at the time of filing the and not Deleted.

            Fund                return of income and at the       declared   in
                                time of completion of the         the return of
                                assessment.                       income.
                                The      appellant      started
                                claiming    deduction      u/s
                                80CCA from the assessment
                                year     1990-91.     Refunds
                                would have been received
                                only from 1995-96 but not

earlier. Therefore, the same is not to be considered as income. Further, for the assessment year 1991-92, Rs.12,000 was claimed and for the assessment year 1992-93, Rs.15,000 was claimed. For the assessment year 1993-94, no claim was made u/s 80CCA. For the assessment year 1994-95 also no claim was made.

                                Therefore,    the   appellant
                                claimed Rs.27,000 alone for
                                the assessment years 1992-
                                93 and 1993-94.




Assessment Year 1995-96
34          Addition    as      The     Assessing     Officer     This is    the No basis to
Rs.24500    undisclosed         arrived at the amount on          capital        make
            investment   in     estimate    basis    without      invested    in addition in
            money lending       taking   the    facts    into     Money          Block.
                                consideration. There is no        lending        Deleted.
                                           161

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

information even from the activity on seized documents that the which the assessee has any assessee has investment in money declared an lending. For the assessment interest of year under consideration, Rs.5400. The the appellant did not admit assessee has any money lending income. not explained the The assessee submits that investment cheque was issued for on which the Rs.20,000 on 9.11.94 and interest has for Rs.5,000 was issued on been earned.

                             6.3.95. The appellant also
                             issued     further   cheques.
                             Therefore, the Assessing
                             Officer is not correct to say
                             that the appellant did not
                             invest in money lending.

35         Addition being    The assessee submits that         This amount      All   receipts
Rs.20000   the      amount   the provisions of Chapter VI      was received     can not be
           received   from   were not applicable to the        from      SBI    income. AO
           SBI      Mutual   block assessment         period   mutual fund      has        not
           Fund.             both at the time of filing the    and       not    established
                             return of income and at the       declared   in    that amount
                             time of completion of the         the return of    is    taxable.
                             assessment. Therefore, it         income.          Assessee
                             should not be added. It is                         explanation
                             further submitted that the                         accepted.
                             addition can be made u/s                           Amount
                             158BD only in respect of                           deleted.
                             undisclosed income arising
                             out of seized documents.
                             This amount does not
                             emanate out of the seized
                             documents.        The bank
                             accounts      were     already
                             shown in the books of
                             account; in the return of
                             income and in the Return of
                             Wealth.     Therefore,       no
                             addition should have been
                             made.

                             Without prejudice, it is
                             submitted      that     the

appellant claimed Rs.20,000 u/s 80CCA for the assessment year 1993-94 and no amount was claimed 162 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                             at   any     time    earlier.
                             Therefore, these amounts
                             could not be treated as the
                             income of the appellant.

                             For the assessment year
                             1990-91,    the   appellant
                             claimed     deduction    of
                             Rs.10,000 u/s 80C. Earlier,
                             the appellant did not make
                             any claim u/s 80CCA.

36         Addition          This amount was already          Amount        Rejected
Rs.5400    holding      that admitted in the block return     admitted in
           there is      any filed. Hence no addition         the     block
           interest      not need be made.                    return.
           disclosed.

37         Addition on the   The Cheque deposited for         This is the       The cheques
Rs.38653   ground that the   Rs.38,653 was dishonoured        credit entry      received   by
           credits in the    and not cleared. Hence the       in bank a/c       the appellant
           bank    account   said   amount    was   not       No.5907 on        were

are not credited to the account of 18.08.94. dishonoured explained. the assessee. Hence there The paper and, are no credits in the bank book does therefore, the account which are not not contain amount of explained. Therefore, the any Rs.38,653 amount should not be explanation was both added. on this credit debited and entry. credited in the bank account. The Assessing Officer ought not to have made such an addition in Block.

deleted.

38. Addition on The appellant submits that Assessee did Estimation Rs.28000 account of the Assessing Officer merely not disclose cannot be estimation of estimated the interest the interest resorted to in interest on fixed receivable and arrived at the on FDR of Block deposits said figure. The appellant Rs.2,35,000. assessments accrued. submitted a detailed Therefore, without explanation for the earlier the interest is incriminating assessment years, which treated as material. may kindly be considered undisclosed Hence for the year under income. deleted. consideration also. A note 163 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

on accrued interest on fixed deposits was submitted by the assessee on 7-12-1997, a copy of which is annexed.

                              In view of the details
                              submitted    therein,    the
                              addition may please be
                              deleted.


Assessment Year 1996-97
39         Addition     on    The cash deposit with the       This is cash      No basis for
Rs.20150   account of cash    bank of Rs.20,150 was from      deposit      on   making
           deposit in the     out of the regular business     9.9.95       in   addition  in
           bank    account    activity of the assessee. The   bank       a/c    Block.
           undisclosed.       assessee maintained proper      No.5907. The      deleted
                              books of account and such       assessee
                              books of account were           could       not
                              seized by the department.       specifically
                              This amount can be seen in      explain     the
                              the books of account which      source of this
                              are seized and still under      amount.
                              the custody of the I.T.
                              authorities.     Further, the
                              bank account is admitted in
                              the    return    of   income
                              submitted. The information
                              does not emanate from the
                              seized            documents.
                              Therefore, the said amount
                              cannot be added as the
                              income of the appellant.

40         Addition     on    A detailed explanation was      Assessee did      No basis for
Rs.23530   account       of   already submitted for the       not disclose      making
           estimation    of   earlier years, which may        the interest      addition  in
           interest     on    kindly be considered for the    on FDR o          Block.

FDRs. year under consideration Rs.2,35,000. deleted also. The appellant submits Therefore, that the AO arrived at the the interest is difference only on estimate treated as basis, without any basis. undisclosed Therefore, the appellant income. submits that such an addition cannot be made under sec. 158 BD of the Act.

41 Addition on The interest accrued of This is the No basis for Rs.10481 account of Rs.10,481 was from the interest making 164 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

interest on FDR FDR No.1338002 received from addition in not disclosed. maintained jointly by the FDR of Block.

assessee along with his wife Rs.99,900. deleted Smt. Sobha R. Chugani. The The interest said interest received of was not Rs.10,481 was duly declared in admitted in the return filed the regular by her for the assessment return. year 1996-97. An explanation submitted in this regard is at page No.141of the paper book.

Assessment Year 1997-98

42. Addition on The Assessing Officer is of During the For the Rs.70000 account of the view that there was an search total reasons undisclosed excess cash of Rs.70,000 in cash found income. the possession of the was stated in appellant and added the Rs.5,60,000.

main order, same as the undisclosed Out of this income. In this regard, the cash addition on appellant submitted a amounting to the issue of detailed explanation before Rs.3,94,705 the Assessing Officer vide was found at cash found Note filed on 17-09-1997 the residence stands which is at page 33 of the of assessee paper book. It is submitted and other deleted. that if the cash as per the family various cash books and members. cash withdrawal in the The assessee immediate past were taken could not into consideration there explain the would not be any deficiency cash in cash. An explanation was availability.

                              submitted in the case of       Therefore,
                              Ashok G. Chugani and the       Rs.3,50,000
                              said explanation may kindly    is taken in
                              be    considered   for   the   the hands of
                              appellant also.                all       male
                                                             members.
                                                             The
                                                             proportionate
                                                             share of the
                                                             assessee
                                                             comes         to
                                                             Rs.70000

43          Addition       on This ground of appeal is not This ground Rejected.
Rs.64,82    account         of pressed as no such addition is       not
            deficit cash       is made.                    pressed.
                                          165

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

44 Addition on the This ground of appeal is not This ground Rejected. Rs.231600 ground that pressed as no such addition is not additional is made. pressed.

            amount        is
            invested     in
            acquiring
            Mumbai flat.
45          Addition         The building material was      This is the      Considering
Rs.110733   holding    that  purchased by the appellant     value       of   the
            there         is with explainable sources.      sanitary         explanation
            investment   in  An amount of Rs.80,000         equipments       amount was
            purchase     of  was paid through cheques       found at the     deleted.
            material         No.223715       dt.27-9-1996   residence of
                             drawn from Grindleys Bank,     the assessee.
                             copy of which was already      The assessee
                             submitted (Page No.11 of       could      not
                             the paper book). Another       furnish
                             amount of Rs.30,733 was        supporting
                             also paid on 27-09-1996        material    in
                             through Credit card. Hence     respect of the
                             the said investment is         investment.
                             genuine        and       not
                             undisclosed. Hence, the
                             addition    needs     to  be
                             deleted. .
46.         Addition     on The said expenditure was        As per seized    Incriminating
Rs.6,000    account       of incurred    on     2-10-1996   annexure,        material
            medical          which was a holiday. On the    the amount       available.
            expenditure      very     next     day    the   was spent on     Source     not
            held             authorities   entered    the   medical          explained.
            undisclosed.     premises. Therefore, the       expenses.        Ground
                             Assessing Officer ought to     The assessee     rejected.
                             have excluded the addition.    could     not
                                                            explain   the
                                                            source.
                                             166

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

IT(SS)A No.10/H/2011 ASHOK G.CHUGANI, Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1987-88 Ground No. Details of Explanation Remarks of Decision addition the Assessing Officer in the Remand Report.

1 to 5 , 35 & General in --

41 nature.


               Ground
               No.35 is not
               arise at all
               as       the
               amount is
               not correct.
6              Addition on    The Bank account No.8520       These       are
Rs.20,860      the     plea   relates   to   Master    Rohit deposits     in   Deleted
               that     the   K.Chugani, son of Sri Kishore  bank account
                                                                               accepting
               appellant's    G.Chugani. The amounts are     with     Indian
               minor son      explained in the assessment    bank in the       assessee's
               Master         of Sri Kishore Chugani and no  name of Minor
                                                                               explanatio
               Rahul          addition is made in the said   son     Master
               maintained     case. The said account does    Rahul.      The   n.
               bank           not relate to the appellant's  deposits were
               account        minor son and hence cannot     found during
               No.8520        be     considered   in     the the course of
               with Indian    assessment of the appellant.   search and is
               Bank. The                                     covered under
               AO    added    It is explained     that the block
               the amount     amount found deposited in assessments.
               deposited      the account of Master Rohit,
               into     the   son of Sri Kishore Chugani
               said bank      and does not belong to Master
               account.       Rahul, son of the assessee.
                              As the bank account does not
                              belong to the assessee or his

minor son, the addition is not justified.

167

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

7. Addition on There is no such credit in the These are No basis Rs.6,338 the ground said account. The opening interest for that de- balance was Rs. 34,628and received from making posits were interest of Rs.285.50 is Andhra Bank addition. made with further credited. The said account Deleted. Andhra account is shown for the No.10153 and Bank purpose of Wealth tax and is are small account included in the wealth return deposits, No.10153 filed. The said interest is totaling and interest included in the total interest Rs.6,338 for was admitted of Rs. 22407. which no derived. explanation was furnished.

Assessment Year 1988-89
8           Addition on    The     amount       represents    This         is
Rs.1,767    the ground     interest from Andhra Bank          interest
                                                                                 No    basis
            that           10153. The said interest is        credited    in
            interest is    included in       the amount       Andhra Bank        for
            not added.     admitted of Rs. 4,389 in the       account
                                                                                 making
                           return of income. The account      No.10153
                           is declared for wealth tax.        totalling          addition.
                           Further, no material was           Rs.1,767 for
                                                                                 Deleted.
                           found during the course of         which       no
                           search       and        seizure    explanation
                           operations.     Therefore, no      was
                           addition need be made by the       furnished.
                           Assessing Officer.

9           Addition on    Addition      of      Rs.2,339     These       are    No    basis
Rs.2,339    the ground     represents interest derived by     interest
                                                                                 for
            that           Master Rahul. It is submitted      credited in the
            interest is    that    the  provisions     u/s    name of minor      making
            not added.     64(1A) have no application for     so9n         for
                                                                                 addition.
                           the assessment year 1988-89.       which        no
                           It is made applicable w.e.f. the   explanation        Deleted.
                           assessment year 1993-94 and        was
                           hence no addition could be         furnished.
                           made for the assessment year
                           under consideration.

Assessment Year 1989-90
10          Addition of    The provisions u/s 64(1A)    These       are
Rs.4,015    interest       have no application for the  interest
                                                                                 No    basis
            relating to    assessment       year      under
                                                        credited in the
            minor son      consideration and therefore, name of minor            for
            Master         the addition is not justified.
                                                        son for which
                                                                                 making
            Rahul    (at                                no
            para 14.1 of   It is further submitted that explanation              addition.
                                         168

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the there was no seized material was Deleted. assessment based on which such addition furnished.

            order.)        was made.
11          Addition       This addition was accepted by
Rs.30,000   representin    the assessee during the           Ground       not Rejected.
            g              course      of     assessment     pressed.
            investment     proceedings    and hence the
            in             ground is not pressed.
            Begumpet
            flat.
Assessment Year 1990-91
12          Addition       The assessee submits that the     These
Rs.43,680   representin    Indian Bank account is shown      represent
            g        the   in the books of account. No       deposits cash
            amounts        material was found during the     and cheque in     No    basis
            deposited      course of search. The deposits    Indian Bank
                                                                               for
            with Indian    were already disclosed in the     account     for
            Bank      on   books of account and do not       which      the    making
            various        represent undisclosed income.     assessee did
                                                                               addition.
            dates.         Therefore, no addition could      not offer any
                           be made while completing the      explanation.      Deleted.
                           assessment under sec. 158BC
                           of the Act.

                            It was submitted before the
                           Assessing Officer that an
                           amount      of    Rs.10,680/-

represents the matured value of the NSC as noted in the show cause letter dated 8-7-

97 (Page 159 of the paper book). The balance deposits made of Rs.3,000 on 28-8-89, Rs.5,000 on 29-8-89 and Rs.25,000 on 4-10-89 represents the cash deposits from out of the cash available. Therefore, no addition should have been made.

13. Addition With regard to the interest of These are Rs.17,612 representin Rs.4,386 with Indian Bank of deposits in Accounted g the Master Rahul, Rs.6,430 and bank account already interest with Andhra Bank of Master with Indian credited in Sandeep and Rs.2,000. They bank in the and Indian represent the interest on name of Minor offered.

Bank, minors' account. As son Master Andhra submitted, the provisions u/s Rahul and Hence, Bank by the 64(1A) have no application up Sandeep. The deleted.

assessee to the assessment year 1993- deposits were 169 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


            and             94 and hence the amounts found during
            assessee's      should not have been added.  the course of
            son Master                                   search and is
            Rahul and       Interest of Rs.3464 was covered under
            Sandeep.        credited and the said amount block

was already offered in the assessments. income tax return. Hence no addition can be made.

With regard to interest from Andhra Bank A/c No.10153 of Rs.3396, the same was already offered in the return of income.

14. Addition As submitted earlier, the These are Rs.12,339 representin provisions u/s 64(1A) have no deposits in No basis g interest application for the assessment bank account credited in year 1991-92. Hence no with Indian for Indian addition can be made. bank in the making Bank and name of Minor Andhra son Master addition.

            Bank in the                                       Rahul      and
                                                                                Deleted.
            accounts of                                       Sandeep. The
            Rahul and                                         deposits were
            Sandeep.                                          found during
                                                              the course of
                                                              search and is
                                                              covered under
                                                              block
                                                              assessment.

15.         Addition        This was already admitted in Admitted   in
Rs.3,131    representin     the block return (page Nol. Block return.  Rejected
            g               107 of the paper book) by the
            undisclosed     appellant and hence no
            income          addition could be made by the
            from CDS.       Assessing Officer.

Assessment Year 1992-93
16          Addition        According to the Assessing      These       are
Rs.7803     representin     Officer, the interest from      deposits     in     No    basis
            g        the    Indian Bank A/c No. Rs.8864     bank account
                                                                                for
            amount          was     short   declared     by with     Indian
            deposited       Rs.1386 and the balance         bank in the         making
            and interest    amount      of    Rs.     6417  name of Minor
                                                                                addition
            credited in     represents the interest arising son     Master
            Indian          to the minor children.          Rahul      and      in    block.
            Bank and                                        Sandeep. The
                                                                                Deleted.
            Andhra          In this regard, it is submitted deposits were
                                           170

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Bank by that the interest difference of found during Master Rs.1386 does not represent the course of Rahul and interest from Indian Bank. search and is Master The said amount represents covered under Sandeep. interest received from block outsiders on loans. The assessments. appellant admitted Rs.1386 in the return of income as a part of money lending income of Rs. 41,236. Further, no information was found during the course of search and seizure operations so as to enable the Assessing Officer to make such an addition under sec. 158 BC of the Act.

In so far as the interest arising to the minors is concerned, it is submitted that the provisions u/s 64(1A) have no application for the year under consideration and the said amounts cannot be added to the income admitted.

Assessment Year 1993-94

17. Addition The appellant offered an Admitted in Rs.1386 representin amount of Rs. 1653 on this Block return Rejected g interest account in the block return of on CD income. Hence no addition account in can be made.

Indian Bank

18. Addition on The said amount includes These are Rs.13,389 account of Rs.2829 being interest on PPF deposits in Eligible amount deposit in the name of the bank account amounts received minor Master Sandeep. This is with Indian from Sri exempt u/s 10(15) of the bank in the under S.Mallayya I.T.Act and cannot be added. name of Minor various being the son Master refund of The appellant already Rahul and sections advance admitted Rs.1653in From 2B Sandeep. The cannot be at the time of filing the return. deposits were found during considere Indian Bank A/c No.8520 the course of d as does not belong to the search and is appellant. The same relates to covered under undisclos Sri Kishore G.Chugani. The block 171 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

amount of Rs.3755 cannot be assessments. ed. Hence, added.

deleted In so far as PPF is concerned, except an the same is exempt u/s 10(15) amount of and can not be added.

Rs.195 In so far as Andhra Bank admitted.

A/c No.13082 is concerned, it is submitted that no information was found during the course of search and hence no addition could be made. Further, Chapter VI was not within the scope of assessment under sec. 158 BC at the time of completion of assessment and hence the addition cannot be made.

                        Without     prejudice,     only
                        Rs.195/- can be added and
                        not Rs.1695/- in view of
                        Sec.10(32) of the I.T.Act.

                        Interest from Andhra Bank
                        Rs. 523 cannot be added as it
                        is less than Rs.1500.

19.       Addition on    This      is     against    the   As per seized     No     basis
Rs.2066   account of    expenditure made on the            material   the
                                                                             for
          undisclosed   maintenance of the building        assessee paid
          investment    at Mumbai. It is submitted         an amount of      making
          in Mumbai     that it is flat at Bombay being    Rs.75,303 to
                                                                             addition
          flat.         used as a guest house. During      housing
                        the course of the period all the   society,          in    Block.
                        brothers and their father Sri      Mumbai along
                                                                             Deleted.
                        Gulabrai Chugani used to           with       his
                        visit    for    their   business   brothers. The
                        purposes at Bombay. The            payments are
                        expenditure incurred was paid      unaccounted
                        from time to time by the           and
                        persons using the guest            represents
                        house. The expenditure on          assessee's
                        visits to Bombay was debited       share       for
                        to the business account and        different
                        also whenever personal visits      years.
                        were made the same were
                        from the personal drawings.

Therefore, no addition on this account should be made.

172

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessment Year 1994-95

20. Addition on In this regard the assessee The principal Deleted Rs.20,000 the ground humbly submits that these amount accepting that amounts are refunded after a should have deduction period of 5 years and no claim been brought assessee's u/s 80 CCA was made prior to 1991. to tax in the explanatio and 80 CCB Therefore, no addition can be year of earlier made. Further, no addition maturity. n. claimed has can be made where the to be amounts were disclosed in the withdrawn. return of income. This amount does not emanate from any seized material and, therefore, no addition can be made while completing the assessment under sec. 158 BC of the Act. It is further submitted that according to the provisions of Sec. 158 BB as they stood at the time of completing of assessment, the undisclosed can be arrived at only under the heads of income in Chapter IV of the Act and not under any other chapter. Therefore, the Assessing Officer is not justified in making such an addition.


21          Addition       At the time of filing the return
                                                         These       are
Rs.11,431   treating the   of income in Form 2B, the     deposits     in         Deleted
            interest       provisions u/s 64 were not    bank account
                                                                                 for     the
            derived by     considered for block period   with     Indian
            the    minor   assessment. Even at the time  bank in the             reasons
            sons      as   of   completing       the    first
                                                         name of Minor
                                                                                 given     by
            undisclosed    assessment,         no      such
                                                         son       Maste
            income.        provision existed in 158B of  Rahul      and          assessee.

the I.T.Act. Therefore, such Sandeep. The addition cannot be made. deposits were found during Further, the amount of the course of Rs.3169 PPF interest is search and is exempt u/s 10(15) of the Act covered under and hence cannot be added. block assessment.

Indian Bank A/c No.8520 does not belong to Master Rahul but belongs to Master Rohit s/o Kishore G. Chugani 173 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

and hence cannot be added in the assessment of the appellant.

In so far as the Andhra Bank A/c No.13082 (interest of Rs.

2,781), 14170 (Rs. 2423) are concerned, the Assessing Officer has to allow Rs. 1500 each exemption and the balance of Rs. 2,592 can only be considered. Even this amount cannot be added as according to the provisions existing at the relevant point of time, income determined under Chapter IV only can be considered and not under other chapters.


22            Addition on   This       is     against    the   As per seized
Rs.5404       the ground    expenditure made on the            material   the
                                                                                 No    basis
              of            maintenance of the building        assessee paid
              undisclosed   at Mumbai. It is submitted         an amount of      for
              investment    that it is flat at Bombay being    Rs.75,303 to
                                                                                 making
              in Mumbai     used as a guest house. During      housing
              flat.         the course of the period all the   society,          addition.
                            brothers and their father Sri      Mumbai along
                                                                                 Deleted.
                            Gulabrai Chugani used to           with       his
                            visit    for    their   business   brothers. The
                            purposes at Bombay. The            payments are
                            expenditure incurred was paid      unaccounted
                            from time to time by the           and
                            persons using the guest            represents
                            house. The expenditure on          assessee's
                            visits to Bombay was debited       share       for
                            to the business account and        different
                            also whenever personal visits      years.
                            were made the same were
                            from the personal drawings.

Therefore, no addition on this account should be made.

Assessment Year 1995-96 23 Addition of The Assessing Officer This amount Rs.20,000 the amount disbelieved the receipt of represents a As received Rs.20,000 from Md. Ismail credit entry in explained from and added the same to the Indian Bank Md.Ismail income admitted. The account the refund against appellant submits that the No.8864 on 174 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

loan dated bank account No.8864 was 13-4-94 for of earlier 13-4-94. already disclosed. No material which the advance was found during the course assessee of survey. It is submitted that could not by cheque in the bank account on 30- furnish any accepted.

08-93 an amount of explanation. Rs.20,000 was given through Amount cheques. The same was deleted.

                       refunded now. The payment
                       was through cheques and the
                       receipt   also     is   through
                       cheques.       Therefore,    no
                       addition should have been
                       made.

24          Addition       The Assessing Officer is of the

Rs.25,000 treating the view that the deposits of amounts Rs.15,000 and Rs.10,000 on deposited 23-09-94 and 7-6-94 in the with the bank account are not Indian explained. The appellant Bank as maintained regular books of undisclosed account. During the year, the income. income earned amounted to Rs.1,65,000/-. From out of the incomes, the said deposits were made. There is also no seized material and, therefore, no addition should have been made.

25 Addition The assessee submitted Rs.20,000 being detailed explanation in deposit with column No.4. A cheque was Indian issued to Sri Md. Ismail on Bank on 20.3.1995 for Rs.20,000 and 20-03-95 the said was debited on the said date at page No.90 of the Paper Book. As the cheque was not encashed by Md.

                           Ismail, the said amount was
                           returned back as a credit in
                           the bank account on the same
                           date.    Therefore, it is not a
                           separate     receipt.      The
                           Assessing     Officer   is  not
                           correct to mention that the
                           amount of Rs.20,000 remains
                           unexplained.      It is in fact
                           cheque     issued     but   not
                           encashed.
                                         175

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

26 Addition The assessee submits that the The principal No basis Rs.14,000 treating the provisions of Chapter VI were amount for & interest not applicable to the block should have making Rs.12,883 from LIC assessment period both at the been brought addition.

mutual time of filing the return of to tax in the Deleted. fund as income and at the time of year of undisclosed completion of the assessment. maturity. income. Therefore, it should not be added.

It is further submitted that the addition can be made u/s 158BD only in respect of undisclosed income arising out of seized documents. This amount does not emanate out of the seized documents. The bank accounts were already shown in the books of account; in the return of income and in the Return of Wealth. Therefore, no addition should have been made.

Without prejudice, it is submitted that the appellant claimed Rs.10,000 u/s 80CCA for the assessment year 1991-92 and no amount was claimed at any time earlier. Therefore, these amounts could not be treated as the undisclosed income of the appellant.

A detailed explanation was submitted in column No.4.

The appellant submitted that the provisions of Sec.158BD have no application to the said amount and in the alternative, it was also submitted that only an amount of Rs.10,000 was allowed for the assessment year 1991-92 u/s 80CCA and, therefore, an amount of Rs.26,883 cannot be added.

27. Addition These amounts include Rs.20,674 treating the interest on PPF of Rs. 5,482 amount of which are exempt u/s 10(15) 176 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

           interest      of the Act.
           credited in
           Indian        In so far as Rs.13479 is
           Bank and      concerned, it is in respect of
           Andhra        bank account No.8520 of
           Bank     as   Rohit s/o Kishore G. Chugani

undisclosed and cannot be added in the income. assessment of the appellant.

The account of Master Rahul at page No.101 shows the amount of Rs.NIL and no amount can be added.

In so far as the interest derived by Master Sandeep is concerned, the interest is Rs.1713and it cannot be added. Out of this amount Rs.1500 is to be allowed as deduction u/s 10(32) of the Act. Further, no material was found during the course of search and hence cannot be treated as undisclosed income.

28. Addition on This is against the As per seized Rs.3,934 account of expenditure made on the material the undisclosed maintenance of the building assessee paid investment at Mumbai. It is submitted an amount of in that it is flat at Bombay being Rs.75,303 to Mumbai used as a guest house. During housing property. the course of the period all the society, brothers and their father Sri Mumbai along Gulabrai Chugani used to with his visit for their business brothers. The purposes at Bombay. The payments are expenditure incurred was paid unaccounted from time to time by the and persons using the guest represents house. The expenditure on assessee's visits to Bombay was debited share for to the business account and different also whenever personal visits years. were made the same were from the personal drawings.

Therefore, no addition on this account should be made.

177

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

29 Addition This ground is not pressed as Ground not Rs.25,099 holding that no such addition is made. pressed. Rejected there is any undisclosed income in respect of rents received.

Assessment Year 1996-97 30 Addition of Interest from B.K. Enterprises As per the Rs.45,000 Rs.45,000 is already admitted in the seized Accepting on account regular return of income filed material of for the assessment year 1996- assessee assessee's undisclosed 97 (page No.122 of the paper doing money explanatio income book). Details of the loans lending though the and interest were also business at n amount credits are submitted at pages No.69, 71, Chennai. The is deleted.

entered in 73 & 75 of the paper book and assessee has the books of the interest received from Mr. not declared account Chandrasekhara Setty is also capital of and disclosed to the department. Rs.45,000 in represent It is submitted that the the return.

            the            assessee     was    not   filing
            amounts        Balance Sheet along with the
            repaid    by   returns of income filed and
            the     said   was only admitting incomes
            concern.       as derived by him. Therefore,
                           the Assessing Officer is not
                           correct to mention that the
                           capital of Rs.45,000 is not
                           shown in the return of
                           income.        It is humbly
                           submitted     that up to the

assessment year 1992-93, the Wealth Tax returns were filed and the loans given were already admitted for wealth tax purpose. However, from the Asst. year 1993094, all such assets are exempt and no return of wealth was filed. This fact was stated and it was submitted that the AO is not correct to make addition of Rs.45,000 to the income admitted.

31. Addition on It is submitted that As per seized Rs.22,889 the ground Rs.22,889 represents interest material, this Accepting that it received by the appellant's represents 178 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

represents wife Smt. Manisha Chugani. interest on assessee's interest A copy of the return of income money lending explanatio received. filed by her is also submitted. business The net income after which has n amount expenditure was already been only is deleted.

offered by her in her return of partly income. Therefore, the declared. Assessing Officer's further comment is not correct.

32. Addition It is submitted that an As per seized Rs.58,000 holding that amount of Rs.58,000 in all material the Accepting the amount was given to Devaki Vasudev assessee has advanced to by the appellant's wife and given assessee's Devaki not by the appellant. The said temporary explanatio Vasudev information was furnished loan to Devaki and before the Assessing Officer but could not n amount received by vide letter dated 28-09-1997 furnish any is deleted.

way of cash by Smt. Manisha Chugani. supporting represent The said amount was material to the advanced by the appellant's show that the undisclosed wife through DK Enterprises amount was income. to Devaki Vasudev. Therefore, advanced the Assessing Officer is not through B. K. justified in making any Enterprise but addition in the assessment of not through the appellant. assessee.

33. Addition on It is submitted that the These are No basis Rs.52,590 the ground Assessing Officer is referring deposits in for that the to Account No.8528. The said bank account amounts account does not belong to with Indian making were Master Rahul, son of the bank in the addition.

credited appellant. It relates to Master name of Minor with Indian Rohit, son of Sri Kishore son Master Deleted. Bank G.Chugani. Therefore addition Rahul. The account of should not have been made in deposits were Master the assessment of the found during Rahul. appellant herein. the course of search and is covered under block assessments.

34. Addition on No such addition is made by Ground is not Rejected.

Rs.27,701   account of     the Assessing Officer and pressed by the
            undisclosed    hence this ground is not assessee
            income in      pressed.
            the    rents
            received
                                            179

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessment Year 1997-98

36. Addition on The Assessing Officer is of the During search Rs.70,000 account of view that there was an excess total cash For the undisclosed cash of Rs.70,000 in the found was detailed income, possession of the appellant Rs.5,60,000.

              being cash     and added the same as the           Out of this          reasons
              found     at   undisclosed income. In this         cash
                                                                                      stated     in
              the time of    regard,      the       appellant    amounting to
              search.        submitted        a       detailed   Rs.3,94,705          main
                             explanation       before      the   was found at
                                                                                      order, the
                             Assessing Officer vide Note         the residence
                             filed on 17-09-1997 which is        of     assessee      addition
                             at pages 40 to 42 of the paper      and        other
                                                                                      of
                             book. It is submitted that if       family
                             the cash as per the various         members. The         unexplain
                             cash     books     and      cash    assessee
                                                                                      ed cash is
                             withdrawal in the immediate         could        not
                             past    were      taken      into   explain       the    deleted.
                             consideration, there would not      cash
                             be any deficiency in cash.          availability.
                                                                 Therefore
                                                                 Rs.3,50,000 is
                                                                 taken in the
                                                                 hands of all
                                                                 male
                                                                 members. The
                                                                 proportionate
                                                                 share of the
                                                                 assessee
                                                                 comes           to
                                                                 Rs.70,000.
37.           Addition       This       is     against    the    As per seized        No     basis
Rs.1515       treating the   expenditure made on the             material      the
                                                                                      for
              payments       maintenance of the building         assessee paid
              made to the    at Mumbai. It is submitted          an amount of         making
              Co-            that it is flat at Bombay being     Rs.75,303 to
                                                                                      addition.
              operative      used as a guest house. During       housing
              Society for    the course of the period all the    society,             Deleted.
              maintenanc     brothers and their father Sri       Mumbai along
              e of     the   Gulabrai Chugani used to            with          his
              building as    visit    for    their   business    brothers. The
              undisclosed    purposes at Bombay. The             payments are
              income.        expenditure incurred was paid       unaccounted
                             from time to time by the            and
                             persons using the guest             represents
                             house. The expenditure on           assessee's
                             visits to Bombay was debited        share          for
                             to the business account and         different
                             also whenever personal visits       years.
                             were made the same were
                             from the personal drawings.
                                            180

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Therefore, no addition on this account should be made.

38. Addition on The Assessing Officer is of the Assessee is Rs.3,00,000 arriving at view that there was excess proprietor of For the the excess stock of Rs.3,00,000 and Clock Ads stock found added the same by applying International reasons during the the provisions u/s 69 of the during search stated in course of I.T. Act. It is submitted that stock was search the Assessing Officer arrived valued at the main at the stock by considering Rs.4,85,537.

                                                                                    order    the
                             the     difference     between      The assessee
                             maximum retail price on the         remained           addition
                             items of stock available and        silent during
                                                                                    is deleted.
                             the stock as per the books.         assessment
                             The appellant reconciled the        proceedings.

difference. It was submitted that the maximum retail price include the total discount, the profit and other expenses. A statement is prepared and annexed to the paper book at page No.67. It can be seen that the cost as per the bills is much less than the MRP rate and, therefore, the Assessing Officer should not have made an addition.

                             During      the    course      of
                             assessment proceedings a
                             detailed explanation        was

provided mentioning that the authorities have taken into consideration the tagged price and not the cost price.

Therefore, if the cost price is adopted there will not be any difference as explained by the assessee.

39. Addition The addition of Rs.1,00,000 Rs.4,33,000 holding that for the assessment year 1988- the 89 and Rs.3,33,000 for the amounts assessment year 1990-91 received were made disbelieving the from Smt. gifts received from Smt. Varsha Varsha Jaikumar Mirpuri. In Jaikumar this regard, it is submitted Mirpuri that these entries were made represent in the regular bank account the and the books of account. The undisclosed said bank account is admitted 181 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

income. in the returns of income filed.

No incriminating materials were found during the course of search and, therefore, no addition should have been made as undisclosed income.

Without prejudice, the appellant submits that Smt. Varsha Mirpuri is the resident of Bangkok, Thailand and she is the sister of the appellant.

She maintained a bank account with Indian Bank, Secunderabad, a copy of which is submitted at page Nos.48 to 50 of the paper book. The appellant filed bank account in India, letter of confirmation from Varsha Mirpuri. It is also confirmed by her that she deposited the amounts with the Indian Bank much earlier and she issued cheques in favour of the appellant and other brothers and the amount was withdrawn. Therefore, the donor is identified, sources are identified and she confirmed the fact that the amount was gifted by her. She also confirmed the fact that she gifted the amount through banking channel.

The Assessing Officer issued a notice u/s 158BD to Mrs. Varsha Mirpuri proposing to tax the amount deposited into the said bank account and the said Smt. Varsha Mirpuri explained the source for such deposit and thereafter the proceedings u/s 158BD were closed. Therefore, the Assessing Officer is not justified in making addition u/s 68 of the Act for both the assessment years. . Copies of the same are submitted for perusal.

182

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

40. Regarding The Assessing Officer Matter of Rejected. Charging tax completing completed the assessment record.

at 60%       the           u/s. 158BD.
             assessment
             u/s.158BD
             and
             charging
             tax at 60%.
                                              183

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-11.

IT(SS)A No.11/H/2011 Late CHANDRU G.CHUGANI . HYDERABAD Block period 1987-88 to 1996-97 and01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1988-89 Ground No. Details of Explanation Remarks of the Decision & Amount addition Assessing Officer in added the remand report.

1to 5 and 41 General       in    --
             nature
6.           Additions           The assessee submits that        The      donor      had    For      the
Rs.1,00,000  holding that the    Smt. Varsha is the sister of     gifted      a      total
                                                                                             detailed
(1988-89)    amounts             the assesee. She has             amount of around
Rs.3,33,333  received   from     necessary funds to pay the       Rs.42 lakhs to her         reasons
(1990-91)    Smt.     Varsha     assessee        and        she   brothers            and
                                                                                             stated in
             Jaikumar            confirmed the fact of            relatives during the
             Mirpuri             providing the amounts to         block period. The          the main
             represent    the    the assessee. The addition       assessee could not
                                                                                             order,
             undisclosed         of Rs.1,00,000 was made          prove      that      the
             income.             disbelieving      the    gifts   donor's       financial    addition
                                 received from Smt. Varsha        capacity            was
                                                                                             is
                                 Jaikumar Mirpuri. In this        sufficient to make
                                 regard, it is submitted that     gift repeatedly to         deleted.
                                 these entries were made in       her           relatives.
                                 the regular bank account         Moreover             the
                                 and the books of account.        assessee could not
                                 No incriminating material        produce       any     IT
                                 was found during the             return copy of her
                                 course of search and,            relative    nor     any
                                 therefore,     no     addition   balance           sheet
                                 should have been made as         during the course of
                                 undisclosed income.              assessment
                                                                  proceedings.
Assessment Year 1989-90
7.            Addition     on    This amount of Rs.30,000 Amount admitted in Rejected
Rs.30,000     account       of   was already admitted in the block return.
              investment    in   the block return filed.
              Begumpet flat.     Hence the addition is to be
                                 deleted.
Assessment Year 1990-91
8.            Addition    on     The assessee submits that        The         amount         No basis
Rs.15,000     account      of    funds for depositing these       represents deposits
                                                                                             for
(2-8-1989)    deposits    in     amounts are available with       in Indian Banks for
Rs.25,000     Indian    Bank     him. A perusal of the            which            no        making
(4-10-89)     represent          books of account seized by       explanation    was
                                                                                             addition
              undisclosed        the Department       would       offered   by    the
              income.            reveal the fact. Hence, the      assessee.
                                            184

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

addition may please be in block.

deleted. The appellant Hence further submits that the Indian Bank account is deleted. admitted in the returns of income and the returns of wealth. The additions do not emanate from the seized material. The appellant maintained books of account. The receipts and payments are recorded in the books of account. The bank account is disclosed to the department. The appellant admitted an amount of Rs.

91,563. Further, the appellant carried on business activity in the name of Clock Specialities.

Further, the appellant is also partner in two other firms. Therefore, the Assessing Officer is not justified in making such an addition while completing the assessment under sec. 158 BD of the Act.

9. Addition on The said deposit was The assessee has No expla- Rs.25,000 account of made in the account of made investments nation of amounts Master Sachin. in FDR in Andhra source. deposited Bank for which no Hence represent the details were confirme undisclosed submitted regarding d. income the gift received.

Assessment Year 1991-92

10. Addition on The assessee submits that The amount was No basis Rs.50,000 account of an amount of Rs.50,000/- credited in Indian for credit in Indian was drawn on 17-09-1990 Bank on 17.09.90 making Bank represent from M/s Clock Specialists for which the addition. the undisclosed and deposited the same in explanation was Hence income. the account of the insufficient. deleted.

assessee vide cheque No. 33306879. The explanation submitted at para 1 of the letter dated 185 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

29-10-1997 may kindly be perused. Therefore, the said amount cannot be considered as undisclosed amount.

Assessment Year 1992-93

11. Addition on The said amount of Admitted in the Rejected Rs.1000 account of Rs.1,000 was already block return.

difference in the admitted in the block interest. return filed. Hence the addition may kindly be deleted.

Assessment Year 1993-94

12. Addition The assessee humbly As per seized Consideri Rs.75,000 treating the submits that the evidence material this ng the amount of receipt of the amount is amount was explanati received from available in the seized received from on Sri Sanjy Sood material itself and the said Sanjay Sood on amount as undisclosed information was brought 23.7.92. The deleted. income. to the notice of the transaction is not Assessing Officer. Sri reflected in the Sanjay Sood is an NRI. He return. The drew an amount of assessee had Rs.1,10,000 from ANZ received cash Grindlays bank by using advances of 4267 his credit card. Out of this US$ from Grindlays an amount of Rs.75,000 Bank on the same was given to the assessee. day. Sri Sanjay Sood submitted letter of confirmation on 23-07-1992 to this effect and the same is annexed to the Assessment order.

The said letter of confirmation was found during the course of search and seizure operations. It is mentioned clearly that the appellant is a good friend of the donor; that he was issuing a cheque for Rs. 75,000 as a gift to the appellant herein and that the said amount was from out of his bank account.

It is the submission of the appellant and Mr. Sood 186 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

paid the amount of Rs.

75,000 to the appellant as the appellant promised the provide the said funds for the treatment of his uncle.

Therefore, the money was neither recorded in the books of account of the appellant nor shown as the cash receipt. It is an amount received to meet the medical expenditure of Mr. Sood's uncle.

Therefore, the said amount cannot be treated as the income of the appellant.

13. Addition on This is against the As per seized No basis Rs.2066 account of expenditure made on the material the for undisclosed maintenance of the assessee paid an making investment in building at Mumbai. amount of addition.

              Bombay flat.                              Rs.75,303           to          Hence,
                                                        housing       society,          deleted.
                                                        Mumbai along with
                                                        his brothers. The
                                                        payments           are
                                                        unaccounted       and
                                                        represents
                                                        assessee's share for
                                                        different years.
Assessment Year 1994-95
14.           Addition           There are two credits         An      amount      of   Accepting
Rs.2,00,000   holding that the   aggregating      to     Rs.   Rs.4,31,000      was     assessee'
              amount      paid   2,00,000     from      M/s    found deposited in       s
              back by M/s        Syndicate Marketing. It is    Indian          Bank     explanati
              Syndicate          submitted      that    two    account on different     on,
              Marketing          amounts of Rs.1,00,000        dates. The assessee      addition
              represents the     each were deposited in the    could not furnish        deleted.
              undisclosed        Indian Bank account on        any       supporting
              income.            5/6/93 and 7-7-93. These      material in respect
                                 amounts represent return      of his explanation.
                                 of the earlier payments.
                                 The      appellant,      on
                                 3/4/1993, as Proprietor of
                                 Clock Specialists advanced
                                 Rs.1 lakh each by two
                                 cheques             bearing
                                 Nos.056115 and 066116
                                 to Sri Venkatrami Reddy
                                 of Syndicate Marketing
                                             187

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

and was recorded in the books of account of Clock Specialists. The appellant received back the amount from Syndicate Marketing into his personal account.

                                 The said amounts were
                                 paid to the account of
                                 Clock           Specialists
                                 immediately.


                                 Further, the books of
                                 account were found and
                                 were    seized     by   the
                                 department. The amounts
                                 were initially paid through
                                 bank account and were
                                 returned through bank
                                 account.     Therefore,   it
                                 cannot be considered as
                                 undisclosed income.

                                 Both      receipts      and
                                 payments were recorded at
                                 ledger folio No.10 of the
                                 Clock Specialities. Page
                                 No.63 of the paper book.
                                 Therefore, the Assessing
                                 Officer is not justified in
                                 mentioning      that    the
                                 appellant did not file any
                                 explanation.

15.           Addition           The said amount was            There are deposits    Accepting
Rs.2,00,000   holding            received from Mrs. Veena       made on 29.11.93      assessees
              that the amount    R.       Chugani.      (a)     and    21.1.94   in   explanati
              received from      29/11/1993 Rs. 1,00,000        Indian         Bank   on,
              Smt.VeenaR.Ch      and      21-1-1994    Rs.      account for which     addition
              ugani represent    1,00,000). The amount          explanation was not   deleted.
              the                was paid by Mrs. Veena R.      found correct.
              undisclosed        Chugani through Cheque
              income.            No.1512951          dated
                                 27/11/1993     and   were
                                 deposited in the bank
                                 account.

16.           Addition           The assessee submits that      The assessee could    Accepting
Rs.10,000     holding that the   on 17-11-1993 a sum of         not  furnish    any   assessees
              amount             Rs.10,000/- was received       supporting evidence   explanati
              received   from    from S. Mallaiah. This         in    respect    of   on
                                           188

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Sri S.Mallaiah represents return of advance given to Sri addition as the amount advanced to Sri S. S. Mallaiah. deleted. undisclosed Mallaiah vide Cheque income. No.630020 dated 28-1-92.

The withdrawals made from the bank account for the said period is at page 90 of the paper book. It can be seen from the said page 90 that the appellant paid an amount of Rs.

                               10,000 to Shri Mallayya
                               and the present receipt is
                               only a repayment of the
                               amount.      Therefore, the
                               Assessing Officer is not
                               justified in making such
                               an addition.

17.         Addition         The appellant deposited          The assessee stated     No basis
Rs.21,000   holding that the cash of Rs.21,000. It is         that this is out of     for
            deposit          submitted that the bank          return of       share   making
            represent    the account was disclosed to         application money       addition.
            undisclosed      the    department.      The      which      is     not   Hence,
            income.          addition is not made based       acceptable as the       deleted.
                             on any seized material.          share     application
                             Therefore, the Assessing         money if any would
                             Officer should not have          have been returned
                             made such an addition,           by cheques by the
                             particularly in view of the      company.
                             fact that the appellant
                             maintained      books    of
                             account and disclosed the
                             bank account to the
                             department.

18.         Addition           The assessee submitted         This is the amount      No basis
Rs.20,000   holding that the   note regarding additions       realized from SBI       for
            refund received    u/s 80CCA and 80 CCB, a        mutual fund which       making
            represent    the   copy of which is available     is taxable in the       addition.
            refund of the      at Page No.65 of the paper     year of realization.    Hence,
            amounts            book. Further it can be                                deleted.
            claimed       as   seen     that    for     the
            deduction u/s      assessment year 1990-91,
            80CCA       and    the    appellant    claimed
            80CCB              deduction     under     sec.
                               80CC and not 80CCA or
                               80CCB of the Act. The
                               provisions of sec. 80CC
                               were omitted with effect
                               from 1-4-1993 and are not
                                           189

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                               applicable for the year
                               under        consideration.
                               Further, the addition is
                               not made with reference to
                               any     seized    material.
                               Therefore, the Assessing
                               Officer is not justified in
                               making any addition.

19.         Addition     on This     is   against the As     per     seized         No basis
Rs.5,404    account       of expenditure made on the material            the        for
            undisclosed      maintenance      of  the assessee paid an              making
            investment    in building at Mumbai.      amount              of        addition.
            Mumbai flat.                              Rs.75,303           to        Hence,
                                                      housing       society,        deleted.
                                                      Mumbai along with
                                                      his brothers. The
                                                      payments           are
                                                      unaccounted       and
                                                      represents
                                                      assessee's share for
                                                      different years.

Assessment Year 1995-96
Ground      Addition on        It is submitted that the       Interest on FDR       No basis
No.20.      account of         appellant disclosed the        received amounts to   for
Rs.5,888    accrued interest   fixed deposits to the          Rs.9256     whereas   making
            on FDRs            department. The interest       the        amounts    addition.
            represent          as and when accrued to         declared is Rs.3368   Hence,
            undisclosed        the appellant is being         only.                 deleted.
            income.            admitted in the return of
                               income filed. During the
                               year the amount derived
                               from deposits was already
                               admitted. The Assessing
                               Officer is not justified in
                               arriving at the interest on
                               fixed deposits at Rs. 9256
                               and in making an addition.

Ground      Addition           It can be seen from page       Interest from LIC     No basis
No.21.      holding that the   93 of the paper book that      mutual         fund   for
Rs.2,583    interest   from    the interest on LIC Mutual     received amounts to   making
            LIC      mutual    fund is only Rs. 900 and       Rs.3483     whereas   addition.
            fund represent     was correctly accounted in     the        amounts    Hence,
            the undisclosed    the return of income. The      declared is Rs.900    deleted.
            income.            amount of Rs. 12,583 was       only.
                               received on 17-10-1994
                               and the said amount is
                               realization of the Net asset
                                            190

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

value. The balance would be declared as income from time to time. The Assessing Officer is not justified in making such an addition.

Ground Addition on The assessee submitted a This is the amount No basis No.22. account of note regarding the addition realized from SBI for Rs.25,000 undisclosed made by applying the and LIC mutual making (27-6-94) income received provisions of sec.80CCA fund which is addition. Rs.10,000 on maturity of and 80CCB, a copy of taxable in the year Hence, (17-10-94) mutual fund. which is available at page of realization. deleted.

No.65 of the paper book. It is submitted that the information is available on record. There is no seized material relevant for such additions. Further the provisions of Chapter VIA were not applicable for completion of the assessment under section 158BD both at the time of filing the return of income and at the time of completion of the assessment proceedings.

Further, for the year under consideration, the assessee admitted income at Rs. NIL. It is submitted that after making the addition of Rs.35,000, the total income would work out to Rs. NIL. Therefore, there is no undisclosed income for the year under consideration. In view of the above, the addition may kindly be deleted.

Ground Addition The deposit of Rs. 9,000 These are deposits No basis No.23. holding that represents a receipt in Bank a/c for Rs.9,000 the amount through cheque from East No.6936 for which making deposited on West. This is a part of the no explanation was addition. 25-10-1994 business transaction and submitted. Hence, represent is entered in the regular deleted. undisclosed books of account. The income. amount was received through cheque. Further, 191 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                               the     bank     account       is
                               disclosed         to         the
                               department and therefore,
                               no such addition can be
                               made by the Assessing
                               Officer.
Ground      Addition           The      Assessing       Officer    These are deposits     No basis
No.24.      holding that the   found that a sum of Rs.             in Bank account        for
Rs.27,350   amount             27,350 was deposited in             No.6936 for which      making
            deposited     on   Indian Bank account and             no explanation was     addition.
            21-11-94           treated the said sum as             submitted.             Hence,
            represent          the undisclosed income of                                  deleted.
            undisclosed        the appellant.            It is
            income.            submitted that the bank
                               account is disclosed to the
                               department. The appellant
                               maintained        books       of
                               account. He carried on
                               various activities and the
                               amount deposited is a part
                               of the disclosed receipt.
                               There is no seized material
                               suggesting that the said
                               amount represents the
                               undisclosed            income.
                               Therefore, the Assessing
                               Officer is not justified in
                               making such an addition.
Ground No. Addition on         The      assessee        issued     As per the seized      No basis
25.         account of         cheque No.347157 dated              material    assessee   for
Rs.20,520   purchase of        6-1-95 for allotment of             invested in shares.    making
            shares      on     shares       of      Surendra       The         assessee   addition.
Ground Nos. 6/1/95             Securities.      The        said    explained the same     Hence,
28, 29, 34  represent          cheque dated 6-1-95 must            are through Indian     deleted.
Rs.1600     undisclosed        have been presented for             Bank account which
each.       income.            collection      subsequently.       was not found on
                               The said were allotted to           verifying the bank
                               the assessee. Hence the             account.
                               purchase of shares is
                               genuine and addition on
                               this     account      is     not
                               warranted.        The       said
                               cheque along with others
                               is debited on 27.5.95.
Ground      Addition           The assessee submits that           These are deposits     No basis
No.26.      holding that the   this amount was not                 in bank account        for
Rs.12,883   amount             claimed by the assessee as          with Indian Bank in    making
            represent    the   deduction u/s 80CCA or              the name of Minor      addition.
            undisclosed        80CCB       as     the      said    son Master Sachin.     Hence,
            income.            certificate was purchased           The deposits were      deleted.
                               by his son from out of his          found during the
                                               192

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

income. Even Mr. Sachin course of search did not claim the said and is covered amount as deduction from under block his total income under assessments. those sections. Therefore, the Assessing Officer is not correct in making such an addition.

Ground Addition on This is against the As per seized No basis No.27. account of expenditure made on the material the for Rs.3,934 undisclosed maintenance of the assessee paid an making investment in building at Mumbai. amount of Rs.75303 addition.

               Bombay flat.                                        to housing society,     Hence,
                                                                   Mumbai along with       deleted.
                                                                   his brothers. The
                                                                   payments          are
                                                                   unaccounted      and
                                                                   represents
                                                                   assessee's share for
                                                                   different years.
Assessment Year 1996-97
Ground         Addition           It is submitted that there       Assessee has not        No basis
Nos.29 & 30.   holding that the   is no basis for arriving at      disclosed        the    for
Rs.31,364      interest on FDR    the interest received by the     interest on FDR in      making
               is undisclosed     appellant.     It is further     Grindlays bank. The     addition.
               income.            submitted that the bank          capital account does    Hence,
                                  account; the fixed deposits      not     reflect  any    deleted.
                                  were all disclosed to the        details     on   the
                                  department. Whenever the         interest.
                                  interest is credited, the
                                  appellant     is    admitting
                                  such interest in the return
                                  of income filed. Therefore,
                                  no addition can be made
                                  particularly when there is
                                  no      seized        material
                                  suggesting       that    such
                                  income     represents      the
                                  undisclosed           income.
                                  Therefore,        the     said
                                  addition may kindly be
                                  deleted.

Ground         Addition     on    The Assessing Officer is of      The       assessee      No basis
No.31.         account       of   the view that an amount of       received 50527 as       for
Rs.25,527      estimation    of   Rs.50,527 was deposited          maturity value of       making
               interest     on    in FDR out of which an           FDR             in      addition.
                                           193

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

FDRs. amount of Rs.25,000 Andhra Bank. Hence, represent the original Rs.25000 was taken deleted.

                              deposit and the balance          as undisclosed in
                              amount is added. This is         AY 1990-91 and
                              not     correct     as     the   balance          is
                              appellant     was     offering   undisclosed income
                              income from deposits every       for 1996-97.
                              year commencing from the
                              assessment year 1990-91.
                              It can be seen that interest
                              of Rs.11,624 was offered
                              for the assessment year
                              1991-92, Rs.18,064 was
                              offered for the assessment
                              year 1992-93, Rs.20,432
                              was     offered     for    the
                              assessment year 1993-94,
                              Rs.9192 was offered for
                              the assessment year 1994-
                              95 and Rs.3368 was
                              offered for the assessment
                              year 1995-96. Taking all
                              these       factors       into
                              consideration,             the
                              Assessing Officer is not
                              justified in making any
                              addition.

Ground        Addition on     In    this   regard      the     As     per     seized    No basis
No.32         account of      appellant           already      material            he   for
Rs.2,140      undisclosed     submitted    a      detailed     assessee paid an         making
              investment in
                              explanation     for      the     amount              of   addition.
              Bombay flat.
                              preceding      assessment        Rs.75,303           to   Hence,
                              years    and    the     said     housing       society,   deleted.
                              explanation may kindly be        Mumbai along with
                              considered for the year          his brothers. The
                              under consideration also.        payments           are
                                                               unaccounted       and
                                                               represents
                                                               assessee's share for
                                                               different years.

Ground        Addition         The said amounts were The        donor  had For     the
No.33         holding that the received from the NRE A/c gifted   a   total detailed
Rs.5,00,000   gift    received                           amount of around reasons
                                          194

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


              from Varsha is of Smt. Varsha Meerpuri.       Rs.42 lacs to her         stated in
              undisclosed                                   brothers          and     main
              income.                                       relatives during the      order,
                                                            block period. The         the
                                                            assessee could not        amount
                                                            prove     that     the    is
                                                            donor's     financial     accepted
                                                            capacity          was     and
                                                            sufficient to make        addition
                                                            gift repeatedly to        is
                                                            her         relatives.    deleted.
                                                            Moreover           the
                                                            assessee could not
                                                            produce     any     IT
                                                            return copy of her
                                                            relative   nor    any
                                                            balance         sheet
                                                            during the course of
                                                            assessment
                                                            proceedings.

Assessment Year 1997-98

Ground        Addition on     The Assessing Officer is of   During search total       For    the
No.35.        account of      the view that there was an    cash    found      was    detailed
Rs.70,000     undisclosed     excess cash of Rs.70,000      Rs.5,60,000. Out of       reasons
              income          in the possession of the      this              cash    stated in
                              appellant and added the       amounting           to    the main
                              same as the undisclosed       Rs.3,94,705        was    order,
                              income. In this regard, the   found       at     the    the
                              appellant    submitted    a   residence            of   amount
                              detailed explanation before   assessee and other        is
                              the Assessing Officer vide    family      members.      accepted
                              Note filed on 17-09-1997      The assessee could        and
                              which is at page 33 of the    not explain the cash      addition
                              paper book. It is submitted   availability.             is
                              that if the cash as per the   Therefore,                deleted.
                              various cash books and        Rs.3,50,000          is
                              cash withdrawal in the        taken in the hands
                              immediate past were taken     of      all       male
                              into consideration    there   members.           The
                              would not          be any     proportionate share
                              deficiency in cash. It is     of    the     assessee
                              submitted that four of the    comes to Rs.70,000.
                              brothers are residing at
                                            195

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.


                                the same place; that the
                                business           concerns
                                organized by the said four
                                brothers       and       the
                                partnership firms in which
                                they are interested are all
                                keeping the cash at a
                                place;   that    the   cash
                                belonging to all the other
                                family members i.e., the
                                father,    mother,     wife,
                                children and others was
                                also available. Therefore,
                                the appellant submitted a
                                detailed   note    in   this
                                regard.     The appellant
                                submits that a further
                                note was submitted in the
                                case of the other brothers.
                                Considering              the
                                explanations     submitted,
                                the appellant requests that
                                the addition may kindly be
                                deleted.

Ground      Addition on         This    is   against the As     per     seized       No basis
No.36.      account of          expenditure made on the material            the      for
Rs.1515     investment in       maintenance      of  the assessee paid an            making
            Bombay flat.        building at Mumbai.      amount              of      addition.
                                                         Rs.75,303           to      Hence,
                                                         housing       society,      deleted.
                                                         Mumbai along with
                                                         his brothers. The
                                                         payments           are
                                                         unaccounted       and
                                                         represents
                                                         assessee's share for
                                                         different years.

Ground      Addition on         The Assessing Officer is       During survey stock   For    the
No.37.      account        of   not justified in making this   was    valued    at   detailed
Rs.38,890   excess     stock    addition without providing     Rs.1,31,759           reasons
            found               the inventory of the stocks
                                                               whereas the stock     stated in
                                obtained at the time of
                                survey u/s 133A o the I.T.     as per books is       the main

Act. The explanation Rs.92,890. The order, 196 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

submitted by the assessee assessee could not the vide letter dated 25-9-97 is prove the difference amount at Para 2, page No.14 of in stock. is the paper book. It is accepted further submitted that the authorities considered the and sale price and deducted addition the gross profit. In this is regard, the appellant deleted.

humbly submits that there is a huge variation between the sale price;

and tagged price. The tag price and the sale price is not the same. Details are submitted at page 82 of the paper book. It can be seen that when the tagged price is Rs. 225, the sale price is Rs. 150. The difference is the discount allowed at the time of sale.

Such discount has to be excluded from the tagged price. Further, the appellant humbly submits that the authorities did not find any difference in the purchases; sales; purchase cost or the sale price.

Therefore, the authorities cannot make any addition on account of difference in the closing stock. Further, the authorities did not find any purchases outside the books of account or sales outside the books of account. There is also no difference in the quantum of stock. Therefore, the Assessing Officer is not justified in making any addition on this account.

The appellant filed separate written submissions with regard to the addition on account of difference in stocks. The same may please be 197 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

                               considered  and     the
                               addition may please be
                               deleted.

Ground        Addition on      This    is   against the As     per     seized   No basis
No.38         account of       expenditure made on the material     assessee    for
Rs.16,800.    investment in    maintenance      of  the paid       Rs.34,000    making
              Bombay flat      building at Mumbai.      towards registration    addition.
                                                        and Rs.70,000 to        Hence,
                                                        the housings society    deleted.
                                                        and also Rs.50,000
                                                        for the purchase of
                                                        furniture.     These
                                                        amounts were not
                                                        disclosed.       The
                                                        assessee       share
                                                        comes to Rs.16,800.

Ground       Regarding        The   Assessing    Officer Matter of record.      Rejected.
No.39 &      completing       completed the assessment

40. the assessment u/s 158BD.

Charging tax u/s 158 BD
at 60%       and     charging
             tax at 60%
                                            198

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-12 IT(SS)A.No.12/H/2011 KISHORE G.CHUGANI, Hyderabad Block period 1987-88 to 1996-97 and 01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1987-88 Ground Details of Explanation Remarks of the Decision No. & addition Assessing Amount Officer in the added. Remand Report.

Ground       General in --
No.1 to 4,   nature
58&59
Ground       Addition      It is submitted that the refund of    Assessee            No basis for
No.5.        holding       the NSC was       received during     deposited cash      making
Rs.3,600     that    the   March, 1996 and was credited in       of Rs.3,600 in      addition in
             amount        bank     account   on    2.4.1986.    Indian     Bank     block.
             deposited     Therefore, it was submitted that      account      and    Explanation
             on 2-4-86     the amount of deposit is from         explained that      accepted.
             represent     maturity value of the NSC which       they are NSC        Amount
             undisclose    includes interest.     It is also     interest            deleted.
             d income.     submitted that the bank account       received.   NSC
                           with Indian Bank was already          interest       is
                           disclosed to the department.          received      on
                           Considering all the facts, the        maturity only.
                           appellant    submits    that   the    Therefore, claim
                           amount cannot be treated as the       of the assessee
                           undisclosed income. It does not       cannot        be
                           emanate from the seized material.     accepted.

The bank account was disclosed both for Income-tax and Wealth tax purposes. Therefore, the deposits made cannot be considered as the undisclosed amounts.

Ground Addition It is not correct for the Assessing This represents No basis for No.6. on the Officer to mention that cash deposits in making Rs.6,499 ground explanation was not submitted by Indian bank a/c addition in that the the appellant. It was clearly No.8520 which block. amounts stated that an amount of Rs. is in the name Explanation deposited 4,855 was received as gift by of Master Rohit. accepted. by Master Master Rohit and was deposited Assessee has Amount Rohit in his bank account. The seized not given any deleted. represent material does not indicate that the specific undisclose amount was deposited by the explanation d income. appellant in the bank account of with supporting Master Rohit. Further, the evidences.

199

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

amount was not Rs.6,499/- but was only Rs.4,855/-. For the relevant assessment year the provisions of sec. 64(1A) are not applicable and therefore, the income assessable in the assessment of the minor cannot be brought to tax in the assessment of the parent.

Ground Addition The actual interest on SB account This represents Explanation No.7. on is only Rs. 1,650 and not Rs. the interest accepted. Rs.3,940 account of 3,940. It is submitted that the credited in Amount undisclose opening balance was only Rs. Indian bank a/c deleted. d interest 76,061 and there is no possibility No. 6801 and to earn interest of Rs. 3,940. In Andhra Bank so far as the interest from Andhra A/c No.10089. Bank is concerned, the said Paper book does account is in the name of Rohit, not contain any the minor son of the appellant. explanation. The provisions of sec. 64(1A) have no application for the year under consideration. Further, it is submitted that there is no such interest in the said bank account even as per the show cause letter dt. 29-8-1997 page No. 119 of the paper book. The Bank Accounts were already disclosed to the Department.

Ground Addition At page No.12 of the paper book, Assessee could No basis for No.8. on account the appellant submitted the not furnish any making Rs.10,000 of amount explanation before the Assessing explanation for addition.

deposited officer. Copy of the cash book is the cash deposit Hence, with at page No.53. On 18.7.1986, an of Rs.10,000 in deleted. Indian amount of Rs.10,000/- was Indian bank Bank on deposited with Indian Bank from account. 19-7-86 Kishore Watch company account (page No.57 of the cash book). The appellant further submits that the books are impounded by the department. Without verifying the cash book, the Assessing Officer mentions that no explanation was submitted. This is not justified. The assessee also filed a copy of the cash book at page No.53 of the paper book.

Therefore, it is submitted that the 200 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Assessing Officer is not justified in making such an addition.

Assessment Year 1988-89 Ground Addition An explanation was submitted in This represents No basis for No.9(a) on account column No.4. The amount of cash deposits in making Rs.10,000 of amount Rs.10,000 represents gift received Indian bank a/c additions in plus deposited through bank and cheque was not No.8520 which block. Rs.1238 by Master cleared. Therefore, the amount of is in the name Explanation Rohit Rs.10,000 cannot be added. It is of Master Rohit. accepted. represent submitted that the cheque not Assessee has Amount undisclose cleared cannot be said to be not given any deleted. d income. received by the appellant. specific Therefore, the amount cannot be explanation considered for assessment. The with supporting other amount of Rs. 1,238 also evidences. represents the amount belonging to Master Rohit. This is exempt u/s 10(32) of the I.T. Act as the same is less than Rs.1,500 and also because the provisions of Sec.64(1A) have no application for the year under consideration.

Ground Addition The appellant submits that the This represents No basis for No.9(b) holding amount of Rs. 20,000 was cash deposits in making Rs.26,500 that the received by his daughter Laveena Indian bank a/c addition in amount and was deposited with her bank No.8520 which block. deposited account. The balance of Rs.6,500 is in the name Explanation by Miss also was a gift received by her. of Miss accepted. Laveena The amount of Rs.20,000 was Laveena. Amount represent drawn from the account of Sri Assessee has deleted. undisclose Gulab Rai, the father of the not given any d income. appellant and the grandfather of specific the done, on 7.3.1988 from his explanation bank account No.10385 with with supporting Andhra Bank. The balance of the evidences. amount also represents the gift received from other family members. There is no evidence that these amounts were deposited by the appellant herein. Further, the provisions of Sec.64 (1A) were not applicable for the year under consideration and, therefore, the minor's income cannot be added to the parents income.

Ground Addition The amount of Rs.12,000 Assessee No basis for No.10. on account represents deposit made from out deposited cash making 201 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Rs.12,000 of deposit of the maturity value of the NSC. of Rs.12,000 in addition in in the It can be seen that every year, the Indian Bank block. bank appellant is investing in NSCs account and Explanation treated as towards end of March. The explained that accepted. undisclose matured value was received and they are NSC Amount d income. the same was deposited into the interest deleted.

bank account. It is also received. NSC submitted that the Indian Bank interest is account was already disclosed to received on the department and, therefore, the maturity only.

                             same cannot be treated as             Therefore, claim
                             undisclosed income.                   of the assessee
                                                                   cannot        be
                                                                   accepted.

Ground       Addition        The amount of Rs.10,000 was           As per seized       Explanation
No.11.       on account      advanced to Amba Picture Palace       material            accepted.
Rs.10,000    of amount       through cheques and Rs.5,000          assessee            Amount
             paid     to     each on 24-8-87 and 25-8-87 the       advanced      to    deleted.
             Amba            amounts were drawn from Indian        Amba     Picture
             Picture         Bank Account No.6801 and,             Place.
             Palace.         therefore, it cannot be considered

as the undisclosed income. The Bank accounts were disclosed to the Department.

Assessment Year 1989-90 Ground Addition The amount of Rs.12,000 The assessee No basis for No.12. on the represents deposit made from out could not making Rs.12,000 ground of the maturity value of the NSC. produce any addition in that the It can be seen that every year the details to the block. deposit in appellant is investing in NSCs argument that Explanation Andhra towards end of March. The the amount was accepted. Bank is matured value was received and received from Amount undisclose the same was deposited into the NSC. deleted. d income. bank account. It is also submitted that the Indian Bank account was already disclosed to the department and, therefore, the same cannot be treated as undisclosed income.

Ground Addition The amount was deposited from This represents Explanation No.13. treating out of the gifts received from Sri cash deposits in accepted. Rs.20,000 the Gulab Rai on 1.3.1989 and was bank a/c Amount amount deposited in her bank account. It No.11311 which deleted. deposited is not correct to say that there is is in the name by Miss no specific explanation of Miss Laveena as particularly when the assessee Laveena. undisclose submitted that the amount was Assessee has d income. gifted by Sri Gulab Rai Chugani not given any 202 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

through cheque drawn on Andhra specific Bank, Prakash Nagar branch, explanation Hyderabad on 1.3.1989 and when with supporting Sri Gulab Rai Chugani is also evidences. assessed to tax by the same Assessing Officer. Therefore, it is not correct to add the said amount as the undisclosed income.

Ground Addition This amount was already admitted Admitted in the Rejected No.14. treating in the block return filed by the Block return.

Rs.30,000   the           assessee and hence the ground is
            investment    not pressed.
            in
            Begumpet
            property as
            undisclose
            d.

Ground      Addition     This ground is redundant and           This ground is Rejected
No.15.      treating     does not arise of the assessment       redundant.
Rs,10,811   the          order.
Rs.6,707    interest
            received by
            the
            assessee's
            sons and
            daughters
            as
            undisclose
            d income.
Assessment Year 1990-91.
Ground      Credit   in The     amount     of    Rs.12,000      Assessee           No basis for
No.16       Indian       represents deposit made from out       deposited cash     making
Rs.12,000   Bank         of the maturity value of the NSC.      of Rs.12,000 in    addition   in
            treated as It can be seen that every year the       Indian     Bank    block.
            undisclose appellant is investing in NSCs           account     and    Explanation
            d income.    towards end of March.         The      explained that     accepted.
                         matured value was received and         they are NSC       Amount
                         the same was deposited into the        interest           deleted.
                         bank account.        It is also        received. NSC
                         submitted that the Indian Bank         interest      is
                         account was already disclosed to       received     on
                         the department and, therefore, the     maturity only.
                         same cannot be treated as              Therefore,
                         undisclosed income.                    claim of the
                                                                assessee
                                                                cannot       be
                                                                accepted.
                                       203

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Ground Addition It can be seen that for the year Assessee No basis for No.17. on account under consideration interest from received making Rs.659 of SB account of Rs.8,087 and interest from addition in undisclose interest on units of Rs.3,996 Units block. d income. aggregating to Rs.12,083 is amounting to Explanation admitted. The total interest as per Rs.4655 but accepted. bank account No. P-109 works out declared only Amount to Rs.10,129. Therefore, it cannot Rs.3996 in deleted. be said that correct amount of the return.

interest was not admitted.

Further, all these facts were already on record and it cannot also be said that this represent undisclosed income within the meaning of Sec.158BD of the I.T. Act.

Ground Amount The Assessing Officer mentions Assessee No basis for No.18. deposited that no explanation was submitted could not making 30,021 in PPF by the assessee. It is humbly furnish any addition in account by submitted that out of Rs.30,021, explanation block. Master an amount of Rs.20,000 deposited for the cash Explanation Rohit and was not cleared and hence cannot deposits accepted. Miss be treated as a credit. The amounting to Amount Laveena amount of Rs.3,586 represents Rs.30,021 in deleted.

         represent    interest derived by the assessee's     Andhra Bank
         undisclose   son Master Rohit and this cannot       in the name
         d income.    be added as the provisions of          of Rohit and
                      Sec.64(1A) are not applicable for      Laveena
                      that year.        In spite of the

explanation, the Assessing Officer mentions that no specific information was filed. It is not justified. It is humbly submitted that in view of the explanation submitted the addition may kindly be deleted.

Another amount of Rs. 4,400 also represents interest derived by Master Rohit and was credited to the bank account of Master Rohit. This cannot be treated as the income of the appellant in view of the fact that the provisions of sec. 64(1A) were not applicable for the year under consideration.

Another amount of Rs. 2035 is stated by the Assessing Officer to be the deposit in the account of Laveena, daughter of the appellant.

204

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Firstly such amount is not in the said bank account vide show cause letter dt. 29-8-1997. Even otherwise, the interest and other incomes derived by her cannot be included in the assessment of the appellant in view of the fact that the provisions of sec. 64(1A) were not applicable for the year under consideration.

Ground Addition Para 15.iii of the assessment order. Admitted in Rejected No.19. holding This amount is admitted in the Block return.

Rs.2,459    that     the    block return. No addition should
            interest        have been made by the assessing
            derived         officer.
            from
            mutual
            funds      is
            undisclose
            d income.

Ground      Addition        Rs.659 was already explained in        Assessee           No basis for
No.20.      on account      detail at ground No.17. The same       received           making
Rs.659      of accrued      explanation    may    kindly  be       interest from      addition   in
            interest        considered.                            Units              block.
                                                                   amounting to       Explanation
                                                                   Rs.4,655 but       accepted.
                                                                   declared only      Amount
                                                                   Rs.3,996    in     deleted.
                                                                   the return.

Ground      Addition        The amount of Rs.2,000 was paid        No                 No basis for
No.21.      on account      from out of the cash available         explanation        making
Rs.2,000    of              towards PPF and was claimed in         was found in       addition   in
            undisclose      the return of income filed.            the      paper     block.
            d deposit       Therefore,    this   cannot    be      book        as     Explanation
            in      PPF     considered as undisclosed income.      claimed by the     accepted.
            made      on                                           assessee           Amount
            behalf     of                                                             deleted.
            Master
            Rohit.
Assessment Year 1991-92
Ground      Addition        Para No. 16.i of the assessment        The    interest    No basis for
No.22.      on       the    order. The Assessing Officer held      amount is not      making
Rs.9,354    ground          that the total interest derived from   declared      in   addition   in
            that     the    the interest on CDs amount to          the         I.T.   block.
            total           Rs.9254 (Page No-110 of Paper          Return.            Explanation
            interest        Book)     and the said amount                             accepted.
            derived on      represents the undisclosed income                         Amount
                                            205

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

CDS as against the amount declared of deleted. represents Rs.5430. CDS is exempt from the undisclose Income tax. Hence no addition may d income. be made.

Ground Addition The appellant submitted that The assessee No basis for No.23. holding withdrawn on 29.9.1990 from could not making Rs.20,000 that the Canara Bank, Secunderabad and furnish specific addition in amount was deposited with Indian Bank on details block. deposited 22.10.1990. The Assessing Officer regarding the Explanation with simply mentions that no specific source of the accepted. Indian details were filed. This is not credit. Amount bank on correct as all the details of the deleted.

            22-10-90      bank account were provided and
            represents    the books of account are with the
            undisclose    department.
            d income.

Ground      Addition      Para No. 16.iii of the assessment         This represents     No basis for
No.24.      on      the   order. These deposits in minors'          deposits     in     making
Rs.38,673   ground of     bank accounts consists of gift            bank        A/c     addition in
            undisclose    received of Rs.20,000/- on 28-4-90        No.11311            block.
            d deposits    from Gulabrai G. Chugani, gift of         which is in the     Explanation
            in minor's    Rs.5,800/-      on    17-7-90     from    name of Miss        accepted.
            bank          relatives,    Rs.1,735/-     towards      Laveena.            Amount
            accounts.     interest    received    from     bank     Assessee    has     deleted.
                          account     on     7-9-90,   gift    of   not given any
                          Rs.9999/- received from Gopal Das         specific
                          vide D.D.No.19086 dt.30-7-90, gift        explanation
                          of Rs.9999/- received from Shanthi        with
                          Gopal Das vide cheque No.493167           supporting
                          dated 30-7-90, gift of Rs.5400/-          evidences.

from relatives on 1st birth day of Miss Laveena, Rs.1,205/- interest from Bank, and gift of Rs.2800/- from relatives. The above amounts were deposited in the bank accounts of the minor children as the amounts were received by them. It is further submitted that the provisions of sec. 64(1A) have no application for the assessment year under consideration. There is no seized material to show that the amounts were paid by the appellant from out of his own funds. Hence the said amount cannot be added as the undisclosed income of the appellant. No comment is made by the AO in remand report.

206

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Ground Addition Para 16.v of the assessment order. Admitted in the Rejected No.25. holding The said amount was admitted in block return Rs.2,000 that the the block return of income filed.

interest derived from mutual funds represent undisclose d income.

Ground Addition The amount of Rs.2,000 was paid This represents No basis for No.26. holding towards PPF in the name of Master deposits in PPF making Rs.2,000 that the Rohit. This was from out of the a/c which is in addition in amount cash available and was deposited the name of block. deposited for claiming exemption u/s 88 of Master Rohit. Explanation in the the I.T. Act. Therefore, this Assessee has accepted. name of amount cannot be treated as the not given any Amount the minors undisclosed income. specific deleted.

             represent                                          explanation
             the                                                with supporting
             undisclose                                         evidences.
             d income.

Ground       Addition    No such addition is made in the No         such Rejected
No.27.       holding     assessment order and hence the addition.
Rs.30,000    that    the ground does not subsist.        Hence,      the
             investment                                  ground        is
             in mutual                                   redundant.
             funds    as
             undisclose
             d income.

Ground       Addition    No such addition is made in the No         such Rejected

No.28. on account assessment order and hence the addition.

Rs. 20,000   of          ground does not subsist.        Hence,      the
             unexplaine                                  ground        is
             d deposit                                   redundant.
             in      the
             bank
Assessment Year 1992-93
Ground       Estimation This ground is redundant as no No         such Rejected

No.29. of interest such addition is made in the addition. Hence Rs.20,000 from assessment order. the ground is Savings redundant.

Bank account of Indian bank and 207 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Andhra Bank Ground Addition of Para 17.iv of the assessment order. As per seized No basis for No.30 the The addition is only Rs. 15,000. material making Rs.15,000 amount According to the Assessing Officer assessee addition in advanced the amount advanced to Shri advanced this block. to Sri Mahendra Kumar represents amount on Explanation Mahendra undisclosed income. In this regard 25/3/91 to accepted. Kumar it is submitted that the said Mahendra Amount amount was advanced to Sri Kumar and the deleted. Mahendra Kumar from the books same has been of Kishore Watch company. The stated to be same may be seen from the books withdrawn from of account impounded during the Kishore Watch course of search and seizure Co. The operations. The Assessing Officer, assessee could without verification of the seized not furnish any documents added the amount of supporting Rs. 15,000 as the undisclosed evidences. income. Further, this does not emanate from the seized material and hence no addition could be made.

Ground Addition The interest earned by Miss These are No basis for No.31 on account Laveena of Rs.3,581/- from out of interest earned making Rs.3,581 of interest the Savings Account and in Indian Bank addition in earned by Rs.3,375/- received by Master a/c No.8520 in block. minor Rohit. They cannot be added as the name of Explanation children. the provisions of sec. 64(1A) were Master Rohit accepted.

not applicable for the assessment and SB a/c Amount year under consideration and as No.11311 in the deleted. the same are exempt from tax u/s name of Miss 10(15) and 10(32) of the I.T. Act. Laveena. These amounts were not declared in the regular or block return.

Ground Addition The amount of Rs.2,000 was paid This represents No basis for No.32 on account towards PPF in the name of Master PPF deposits in making Rs.2,000 of deposit Rohit. This was from out of the the name of addition in in PPF cash available and was deposited Master Rohit. block. account of for claiming exemption u/s 88 of Assessee has Explanation Master the I.T. Act. Therefore, this not given any accepted. Rohit. amount cannot be treated as the specific Amount undisclosed income. The addition explanation deleted.

                          is not based on any seized           with supporting
                          material.                            evidences.

Ground      Addition    The said amount is admitted in the Assessee        Rejected

No.33. holding the block return of income and hence received interest Rs.600 interest no addition be made. from LIC 208 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

            received                                              Mutual     fund
            from    LIC                                           Rs.1255     but
            mutual                                                declared Rs.755
            fund as                                               in the block
            undisclose                                            return.
            d.
Ground      Addition      In para 17.ii the Assessing Officer     The     assessee     No basis for
Nos.34,     on account    arrived at addition of Rs. 5,888 and    has FDRs in          making
35.         of            the said amount was already             Andhra Bank.         addition in
Rs.5,888    undisclose    admitted in the block return of         The      accrued     block.
Rs.21,299   d deposit     income.                                 interest works       Explanation
            in Andhra     The balance of interest is worked       out            to    accepted.
            Bank          out by the Assessing Officer from       Rs.20,000;           Amount
                          the date of investment. The             whereas       the    deleted.
                          appellant was declaring interest on     assessee
                          accrual basis every year and the        disclosed
                          Assessing Officer for the year          Rs.4589 only in
                          under consideration worked out          the         block
                          interest on both accrual and            return.
                          receipt basis. The correct amount       Therefore     the
                          works out to Rs. 10,477 (page No.       difference      of
                          78 of the paper book) and               Rs.15411 along
                          therefore, no addition should have      with          the
                          been made by the Assessing              interest received
                          Officer.    Further, the appellant      from       Indian
                          admitted such interest as per the       Bank     account
                          books of account. Therefore, the        of Rs.5888 is
                          Assessing Officer should not have       treated        as
                          treated the amount as the               undisclosed
                          undisclosed income. All the details     income.

were submitted in the regular return of income. The Assessing Officer merely arrived at the figures on presumptions and without reference to the seized material. Assessment Year 1993-94 Ground Addition This amount represents the This amount is No basis No.36. holding principal and interest received on credited in for making Rs.10,600 that the maturity of NSC on 11-6-92. The Indian Bank SB addition in NSC details in this regard can be a/c. Assessee block. interest is verified from the books of account relied upon a Explanatio undisclose available with the Department. The letter n d income addition is not based on any seized dt.7/12/97 but accepted.

document. The Assessing Officer no such letter Amount added on the ground that the NSC was produced deleted. would be refunded only through for verification. cheques. The said presumption is not correct and earlier, cash was paid by the Post Offices. The amounts so received were credited 209 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

in the regular books of account. Without verifying the books of account, the Assessing Officer added the said amount as undisclosed income. Further, the amount is deposited with Indian Bank a/c No. 6801 which is disclosed to the department. Hence no such addition can be made.

Ground Addition According to the Assessing Officer, The accrued No basis No.37. towards the estimated interest on deposits interest on for making Rs.37,173 accrued works out to Rs. 55,000. There is FDR works out addition in interest no basis for the working made by to Rs.55,000 block.

the Assessing Officer. In fact the whereas the Explanatio appellant maintained books of assessee n account and as per the books, the admitted accepted. actual amount of interest on SB interest of Amount and FD worked out to Rs. 28,062 Rs.17,927 only deleted. and the same is admitted in the in the return. return of income. The Assessing Therefore, the Officer is not correct in working out difference is the the interest at Rs. 55,000. The undisclosed appellant filed evidence for the income. sources in making the bank deposits. With regard to accrued interest on FDR of Rs.21,299 a separate note submitted before the Assessing Officer are at Page No.52 of the paper book. Hence, the Assessing Officer may please be directed to delete the addition. It is further submitted that the addition did not emanate from the seized material. All the material facts were disclosed to the department and hence no addition to the undisclosed should have been made by the Assessing Officer.

Ground Addition Para No. 18.iv of the assessment As per seized No basis No.38. holding order. The FDRs to the extent of material the for Rs.131000 that the Rs.1,31,000 consists of renewal of assessee had making FDRs to 3 different existing FDRs. Of FDRs in addition the extent Rs.40,500, Rs.40,500 and Indian Bank in block.

            of            Rs.50,000 The sources for the said
                                                                   in the name of       Explanati
            Rs.131000     deposits are clearly explained at
            not           Srl.Nos.4,5 and 6, Page No.130 of        Sri Kishore &        on
            properly      the paper book. It was submitted         Smt. Roshni.         accepted.
            explained     in the explanation that the FDRs         The assessee         Amount
                                            210

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

represent renewal of deposits. could not deleted. Therefore, the appellant explained explain the that no addition should be made. source for the However, the Assessing Officer original FDRs.

mentioned that the original deposits were not explained and hence added the same. It is humbly submitted that when the deposits were not made during the previous year and they represent only the renewals, the Assessing Officer is not justified in making any addition.

Ground Addition The amount of Rs.7,201 includes This represents No basis No.39. holding credit of Rs.3,180 to the PPF PPF deposits in for making Rs.7201 that the account of the assessee's minor the name of addition in payments son. In so far as interest amount Master Rohit. block. made by of Rs.3,180 is concerned, the same Assessee has Explanatio Master is exempt u/s 10(15) of the I.T. not given any n Rohit for Act. The amount was invested specific accepted. claiming from out of the bank account explanation Amount deduction No.8520 of Master Rohit with with supporting deleted. u/s 88 Indian Bank, Secunderabad (page evidences. represent No.137 of the paper book). There undisclose were no credits in the said bank d income. account during the financial year relevant for the assessment year under consideration. Therefore, the appellant submits that there were sources for the minor son being the balance in the said bank account and, therefore, the appellant submits that the Assessing Officer is not justified in making any such addition. From Page-130 of Paper Book (Sl.No:4,5&6) it can be seen that the original deposits were made on 9/2/86 i.e., prior to Block Period.

Assessment Year 1994-95 Ground Addition The appellant submits that for the This is the All receipts No.40. on the first time, the claim u/s 80CC of amount realized are not Rs.20,000 ground Rs.10,000 was made for the from SBI taxable.

that assessment year 1990-91. The mutual fund Hence, deduction said amount is realizable after a which is taxable deleted. u/s 80 period of five years. Therefore, no in the year of CCA and claim was made prior to the year realization. 80 CCB 1990-91. Even for the assessment 211 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

earlier year 1990-91, the appellant claimed claimed only Rs. 10,000 as has to be deduction u/s 80CC and no claim withdrawn. was made either u/s 80CCA or 80CCB of the I.T. Act. The addition does not eminent from the seized material. All the material was available with the Department.

Ground Addition The Assessing Officer arrived at The assessee is No basis No.41. on account interest on FDRs purely on in possession of for making Rs.59,868 of accrued estimate. This is not justified while FDR of addition in interest. completing the assessment u/s Rs.5,46,480. block.

158BC of the I.T. Act. The The accrued Explanatio appellant already admitted an interest works n income of Rs. 6,501 towards out to Rs.65577 accepted. interest on FDRs. The said whereas the Amount amount was realized during the assessee deleted. year under consideration and the declared Assessing Officer is not justified in Rs.5709 only. making any further addition in this regard particularly, in view of the fact that the addition is not based on seized documents. Further the AO merely totaled the FDRs listed without considering the life of FDRs.


Ground      Addition     As per the Assessing Officer, this
                                                        This represents             No     basis
No.42.      on account                                  deposits
                         amount consists of three items -             in            for making
Rs.5,311    of           (1) Rs.3058 is not appearing inbank         a/c            addition in
            undisclose   the account No.8520 of Master  No.8520     and             block.
            d interest   Rohit. (2) Interest amount of  11311 which is              Explanatio
            in minors    Rs.253 also is not appearing in the
                                                        in the name of              n
            account.     account of Miss Laveena (3) Only
                                                        Master     Rohit            accepted.
                         Gift received of Rs.2,000 is   and         Miss            Amount

appearing in her account. The AO Laveena. deleted.

did not contradict the submissions Assessee has made and hence the addition maynot given any please be deleted. specific explanation with supporting evidences.

Ground Addition The ground is redundant and does No such Rejected No.43. on account not emanate of the order of addition. Hence Rs.3,546 of Minors assessment. the ground is PPF A/c redundant.

Ground Addition The appellant submits that for the This is the No basis No.44. holding first time, the claim u/s 80CC of amount realized for making Rs.20,000 that the Rs.10,000 was made for the from SBI addition in 212 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

refund assessment year 1990-91. The mutual fund block. represent said amount is realizable after a which is taxable Explanatio the refund period of five years. Therefore, no in the year of n of the claim was made prior to the year realization. accepted. amount 1990-91. Even for the assessment Amount claimed as year 1990-91, the appellant deleted. deduction claimed only Rs.10,000 as u/s 80 deduction u/s 80CC and no claim CCA and was made either u/s 80CCA or 80 CCB 80CCB of the I.T. Act.

Ground Addition This ground is redundant as no The ground is Rejected. No.45. on the such addition is made. redundant Rs.10,413 ground that Registratio n charges for purchase of Bowenpall y property not declared.

Assessment Year 1995-96 Ground Addition The Assessing Officer arrived at The net No basis for No.46. on account interest on FDRs purely on holding of making Rs.32,262 of accrued estimate. This is not justified while FDR is addition in interest. completing the assessment u/s Rs.30458. The the block.

158BC of the I.T. Act. The accrued Explanation appellant already admitted interest works accepted. Rs.7,738 towards interest on out to Amount FDRs. The said amount was Rs.40,000 deleted. realized during the year under whereas the consideration and the Assessing assessee Officer is not justified in making declared only any further addition in this regard Rs.7738. particularly, in view of the fact that the addition of Rs.32,262 is not based on seized documents.

Detailed explanation is submitted in column No.4.

Ground Addition The ground is redundant as no This ground is Rejected No.47 disbelievin such addition is appearing in the redundant. Rs.25,099 g rental assessment order.

income.

Ground Addition This consists of Rs. 4,079 in the This No basis for No.48. on account account of Rohit; Rs. 657 in the represents making Rs.10,727 of account of Laveena; cash deposit of deposits in addition in 213 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

undisclose Rs. 3,951 in the account of Rohit bank a/c the block. d interest and Rs. 2,040 in the PPF account No.8520 and Explanation and PPF of Laveena. The amounts 11311 and accepted. contributio represent deposits made into the PPF a/c which Amount n of respective accounts and the is in the name deleted. minors. interest arising out of the said of Master accounts. In so far as deposits Rohit and with PPF are concerned, the said Miss Laveena. deposits are from out of the cash Assessee has available with the appellant and for not given any the purpose of claiming deduction. specific The interest on PPF is exempt from explanation tax. In so far as deposits in the with bank accounts are concerned, the supporting said amounts are deposited from evidences. the known sources of the minor children. The interest cannot be added as the same is less than Rs. 1,500 each. Therefore, it is not correct for the Assessing Officer to have made the addition even after explanations were submitted. It is also submitted that the additions do not emanate from the seized documents. Therefore, the appellant requests that the addition may kindly be deleted.

Ground Addition For the assessment year 1990-91, The assessee No basis for No.49. holding an amount was claimed u/s 80CC has received making Rs.10,000 that there of the I.T Act and not u/s 80CCD 12582 in addition in is refund of the I.T. Act. Therefore, it is not Indian Bank the block. from LIC correct for the Assessing Officer to a/c 6801 from Explanation Mutual make any addition. LIC mutual accepted.

            fund.                                                 fund which is     Amount
                                                                  maturity          deleted.
                                                                  amount form
                                                                  investment
                                                                  u/s 80 CCD.
                                                                  The principal
                                                                  amount is to
                                                                  be brought to
                                                                  tax in the year
                                                                  of maturity.


Assessment Year 1996-97
Ground      Addition    It was submitted that an amount of This          No basis for
No.50.      holding     Rs.30,000    was     invested  on represents the making
Rs.31,184   that    the 18.11.1995     in   FDRs       by maturity       addition in
                                          214

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

credit on transferring the amount from amount of block. 18-3-96 Account No.6801 through cheque FDR. The Explanation represents No.571645. The maturity value assessee accepted. undisclose was deposited on 18.3.1996. This could not Amount d income. cannot be treated as the income of furnish the deleted.

                          the appellant.                     original FDR
                                                             purchased on
                                                             18-11-95.
Ground      Addition     This amount is admitted in the Amount             is     Rejected
No.51.      holding      return of income in Form 2B and admitted         in
Rs.22,800   that     the hence the ground is not pressed.    the return.
            amount
            represent
            the
            undisclose
            d income.
Ground      Addition     The appellant is admitting on The               net      No basis for
No.52.      on       the interest as and when credited by holding         of      making
Rs.10,682   ground of the bank. Further, the deposits FDR                  is     addition in

accrued made into the bank account and Rs.1,13,790. block. interest. the other accounts were all The accrued Explanation disclosed to the department. The interest works accepted. Assessing Officer arrived at the out to Amount difference on estimate and on Rs.13,000 deleted. presumptions. Therefore, the whereas the addition cannot be made. The assessee appellant filed evidence for the declared only sources in making the bank Rs.2,318 deposits. With regard to accrued interest on FDR of Rs.21,299/- a separate note submitted before the Assessing Officer are at Page No.52 of the paper book. Hence, the Assessing Officer may please be directed to delete the addition.

Ground Addition The Assessing Officer held that the This No basis for No.53 on account payments made by the assessee's represents making Rs.12,558 of son Master Rohit A/c No.1913147 deposits in addition in undisclose PPF interest Rs.12,558/- from out bank a/c block. d PPF of the known sources of the income No.8520 and Explanation contributio for the purpose of claiming 11311 and accepted. n and deduction u/s 88 of the I.T. Act PPF a/c which Amount bank represents the undisclosed income. is in the name deleted. interest of The amount was paid from out of of Master minors. the known sources of income. The Rohit and interest is on PPF is exempt from Miss Laveena. tax. The amount was disclosed to Assessee has the department. Therefore, the not given any addition may kindly be deleted. specific explanation 215 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

with supporting evidences.

Assessment Year 1997-98
Ground      Addition       The Assessing Officer is of the view
                                                           During search        For       the
No.54.      on             that there was an excess cash oftotal       cash     detailed
Rs.70,000   account of     Rs.70,000 in the possession of the
                                                           found        was     reasons
            undisclose     appellant and added the same as Rs.5,60,000.         stated     in
            d income.      the undisclosed income. In this Out of this          main part of

regard, the appellant submitted a cash the order, detailed explanation before the amounting to the addition Assessing Officer vide Note filed on Rs.3,94,705/- of 17-09-1997 which is at pages 47 to was found at unaccounted 50 of the paper book. It is the residence cash was submitted that if the cash as per of assessee deleted.

the various cash books and cash and other withdrawal in the immediate pastfamily were taken into consideration there members. The would not be any deficiency in assessee cash. A detailed note in this regard could not is submitted in the case of Ashok explain the G. Chugani and the same may cash kindly be considered in the case of availability.

the appellant also. During the Therefore hearing a separate submission was Rs.3,50,000 is made which may be considered. taken in the hands of all male members. The proportionate share of the assessee comes to Rs.70,000 Ground Addition This is against the expenditure As per seized No basis for No.55. treating made on the maintenance of the material the making Rs.16800 the building at Mumbai. assessee paid addition in payments an amount of block.

            made      to                                   Rs.75,303 to         Explanatio
            the      Co-                                   housing
                                                                                n accepted.
            operative                                      society,
            Society for                                    Mumbai along         Amount
            maintenan                                      with          his    deleted.
            ce of the                                      brothers. The
            building as                                    payments are
            undisclose                                     unaccounted
            d income.                                      and
                                                           represents
                                                           assessee's
                                                           share          for
                                           216

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

different years.

As per seized material assessee paid Rs.34,000 towards registration and 70,000 to the housing society and also Rs.50,000 for the purchase of furniture.

These amounts were not disclosed.

The assessee share comes to Rs.16,800 Ground Addition The Assessing Officer is of the view The For the No.56. on arriving that there was excess stock of valuation of detailed Rs.116257 at the Rs.1,16,257 and added the same stock was reasons excess by applying the provisions u/s 69 done on tag stated in stock of the I.T. Act. It is submitted that price and main part found the Assessing Officer arrived at the thereafter of the during the stock by considering the difference course of between maximum retail price on the cost price order, the search the items of stock available and the of the stock addition is stock as per the books. The was arrived deleted. appellant reconciled the difference. at by It was submitted that the reducing the maximum retail price include the gross profit discount, the profit and other @7% as expenses. A statement is prepared declared by and annexed to the paper book at the assessee page No.67. It can be seen that the in preceding cost as per the bills is much less years. Thus than the MRP rate and, therefore, the Assessing Officer should not the excess have made an addition. In this stock was regard the note submitted by the arrived at. assessee may please be perused. During the hearing a separate submission was made which may be considered.

217

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Ground Addition The addition of Rs.1,50,000 for the The donor had For the No.57. holding assessment year 1988-89 and gifted a total detailed 1,50,000 that the Rs.3,33,333 for the assessment amount of reasons (1988-89) amounts year 1990-91 were made around Rs.42 stated in 3,33,333 received disbelieving the gifts received from lacs to her main part of (1990-91) from Smt. Smt. Varsha Jaikumar Mirpuri. In brothers and the order, Varsha this regard, it is submitted that relatives the addition Jaikumar these entries were made in the during the is deleted. Mirpuri regular bank account and the period. The represent books of account. No incriminating assessee the materials were found during the could not undisclose course of search and, therefore, no prove that the d income. addition should have been made as donor's undisclosed income. It is submitted financial that the information available at capacity was the time of search shows that the sufficient to amounts were received from her make gift much earlier; such amounts were repeatedly to deposited into her bank account; her relatives. that the amounts so deposited Moreover, the were transferred to the bank of the assessee appellant and such bank accounts could not were already admitted in the return produce any of income filed by the appellant. IT return copy Without prejudice, the appellant of her relative submits that Smt. Varsha Mirpuri nor any is the resident of Bangkok, balance sheet Thailand and she is the sister of during the the appellant. She maintained a course of bank account with Indian Bank, assessment Secunderabad, a copy of which is proceedings. submitted at page Nos.48 to 50 of the paper book. The appellant filed bank account in India, letter of confirmation from Varsha Mirpuri. It is also confirmed by her that she deposited the amounts with the Indian Bank much earlier and she issued cheques in favour of the appellant and other brothers and the amount was withdrawn.

Therefore, the donor is identified, sources are identified and she confirmed the fact that the amount was gifted by her. She also confirmed the fact that she gifted the amount through banking channel. The Assessing Officer issued a notice u/s 158BD to Mrs. Varsha Mirpuri proposing to tax the amount deposited into the said 218 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

bank account and the said Smt. Varsha Mirpuri explained the source for such deposit and thereafter the proceedings u/s 158BD were closed. Therefore, the Assessing Officer is not justified in making addition u/s 68 of the Act for both the assessment years. The AO is not justified in mentioning that the donors IT particulars are not filed. The A.O. issued notice u/s-158BD and dropped the proceedings on receipt of Return of Income.

219

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-13 IT(SS)A No.13/H/2011 RAMESH SALES CORPORATION, HYDERABAD Block period 1987-88 to 1996-97 and01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1997-98 Ground Details of Explanation Remarks of No. & addition the Assessing Decision Amount Officer in the added. Remand Report.

1&3        General      --
           in
           nature.
2.         Addition     During the course of search            The total cash     While
Deficit    made         proceedings Sri Ramesh Chugani         as per books       accepting
cash    of holding      and his father Sri Gulabrai            on the date of     the
Rs.26,638. that         Chugani declared an amount of          search       in    sources for
           there was    Rs. 7,00,000 as undisclosed cash       respect of the     excess
           deficit      of the entire family.          This    four firms of      cash with
           cash in      declaration was made taking into       this     group     members
           the          consideration deficit cash found       was                of family,
           books of     in the premises of the assessee        Rs.2,00,816        the deficit
           a/c.         and other sister concerns. Sri         However, cash      cash in
                        Ramesh Chugani agreed for the          of Rs.67,865       books of
                        disclosure as he was not having        was        only    account
                        the assistance of the books of         found during       cannot be
                        account at the time of declaration.    search.     Sri    accepted.
                        However, as soon as the copies of      Ramesh             It means
                        books of account were made             Chugani      in    that
                        available to the assessee, the         his statement      assessee
                        correct position with regard to the    stated that an     has
                        availability of cash was arrived at    amount        of   sources
                        and it was found that there was        Rs.5.6 lakhs       outside the
                        no deficit cash as was arrived at      is unexplained     books for
                        in the books of account. A             cash         on    spending
                        detailed note on the availability of   account       of   money in
                        cash with the assessee was             entire family      the books
                        submitted before the Assessing         members            of account.
                        Officer while completing the           found at the       Hence, the
                        original    assessment.         The    residences.        amount of
                        Assessing Officer did not take into    There      was     deficit is
                        consideration the contents of the      also     deficit   confirmed.
                        Note submitted but proceeded to        cash in the        Ground
                        add an amount of Rs. 26,638 as         business           rejected.
                        deficit cash found during the          concerns     as
                        course of search proceedings and       well.
                        added      the    same    in    the    Therefore, he
                  220

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

assessment. The present declared total Assessing Officer, while amount of completing the re-assessment also Rs.7 lakhs as did not appreciate the contents of undisclosed the Note but proceeded to cash of the complete the assessment adding entire family. the amount of Rs. 26,638 in the During the assessment. The Note submitted assessment before the Assessing Officer at the proceedings time of completion of the original he denied the assessment is at page Nos. 9 of declaration the paper book. Further, deficit made during cash cannot not be considered for the search. addition u/s 69 of the Act. The assessee tried to linkup The addition is resorted to by the the deficit Assessing Officer only on the cash to the basis of the note submitted by the excess cash assessee before the Assessing found in the Officer. residence. The assessee The appellant submits that in could not view of the detailed explanation explain any no addition can be made. Further, reasons for in the case of the assessee the the deficit authorities found deficit cash cash.

which cannot be treated as the        Therefore, the
undisclosed income.                   deficit cash is
                                      treated        as
                                      undisclosed
                                      income.
                                                221

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-14 IT(SS)A No.14/H/2011 RAMESH WATCH SERVICES. Hyderabad Block period 1987-88 to 1996-97 and01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1997-98 Ground Details of Remarks of the No. & addition Explanation Assessing Officer Decision Amount in the Remand added. Report.

1&4        General in   -                                   -                     -
           nature
2&3        Addition     With      regard      to     the    The valuation of      For the detailed
Rs.88428   made         addition of Rs. 88,428              stock was done on     reasons made
           holding      towards       the        alleged    tag price and         in the main part
           that there   excess stock found during           thereafter the cost   of the order, the
           was          the course of search                price of the stock    addition on
           excess       proceedings,          it       is   was arrived at by     account of
           stock with   submitted         that       the    reducing the gross    excess stock is
           the          officials         of         the    profit @7% as         deleted.
           assessee.    department, while taking            declared by the
                        inventory of the stock              assessee in
                        available at the premises           preceding years.
                        of the appellant valued             Thus the excess
                        the      stock       at      Rs.    stock was arrived
                        42,21,968.       The       stock    at.
                        belongs to four concerns
                        situated in the same
                        premises       i.e     Ramesh
                        Watch Co.; Kishore Watch
                        Co.;      Ramesh          Watch
                        Enterprisers and Ramesh
                        Watch Services. The total
                        value of the stock as per
                        the       stock       registers
                        belonging to the above
                        four concerns was valued
                        at Rs. 34,37,336 and
                        arrived at an excess stock
                        of Rs. 4,89,095.           From
                        out of this, the value of
                        proportionate            excess
                        stock as belonging to the
                        assessee was arrived at
                        Rs.     88,428.           While
                        arriving at the excess
                        stock,     the     authorities
                    222

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

took into consideration the sale price/tag price of each of the article and deducted therefrom an estimated gross profit of 7% at the excess stock at Rs. 88,428.

In this connection it is submitted that the valuation of closing stock by the authorities is erroneous inasmuch as the tag price include the profit, the discount and other incidental expenses . It is the principle that closing stock has to be valued either at cost price or market price whichever is less. Hence the authorities while taking inventory should have adopted the rate of closing stock at cost price, which would always be lower than the tag price. Hence the valuation of closing stock by the authorities is erroneous and contrary to the principles of valuation of stock. A detailed note with regard to the valuation of closing stock was submitted by the assessee before the assessing officer during the original assessment proceedings which is at page Nos. 13 to 18 of the paper book filed in the case of Ramesh Watch Co. may kindly be perused. While rejecting the contention of the assessee that gross profit rate should be adopted at 10%, the assessing officer without assigning any reasons adopted the gross 223 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

profit rate at 7%. He did not specify the basis on which he arrived at the gross profit rate at 7%.

It is further submitted that the authorities did not find any purchases or sales outside the books of account. There is also no difference in the quantity of stock. But the difference is only with reference to valuation of the stocks. The authorities also did not find any undisclosed purchases or undisclosed sales during the course of search. Even, the valuation of the stock is not correctly made in view of the explanation submitted above.

Therefore, no addition can be made.

Therefore, the appellant submits that there is no excess stock available and no addition should have been made by the assessee.

224

IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

Annexure-15 IT(SS)A No.15/H/2011 RAMESH WATCH CO. Hyderabad Block period 1987-88 to 1996-97 and01-04-1996 to 03-10-1996 ASSESSMENT YEAR: 1997-98 Ground Details of Remarks of No. & addition Explanation the Assessing Decision Amount Officer in the added. Remand Report 1&4 General - - -

in nature 2&3 Addition During the course of The total While accepting the Rs.105458 made search proceedings Sri cash as per sources for excess Rs.198083 holding Ramesh Chugani and books on the cash with members of that there his father Sri Gulabrai date of family, the deficit cash was Chugani declared an search in in books of account deficit amount of Rs. 7,00,000 respect of the cannot be accepted. It cash in as undisclosed cash of four firms of means that assessee the books the entire family. This this group has sources outside of a/c. declaration was made was the books for spending and there taking into Rs.2,00,816. money in the books of was consideration deficit However accounts. Hence, the excess cash found in the cash of amount of deficit is stock premises of the assessee Rs.67,865 confirmed. Ground with the and other sister was only rejected. appellant. concerns. Sri Ramesh found during Chugani agreed for the search. Sri disclosure as he was not Ramesh having the assistance of Chugani in the books of account at his statement the time of declaration. stated that However, as soon as the an amount of copies of books of Rws.5.6 account were made lakhs is available to the unexplained assessee, the correct cash on position with regard to account of the availability of cash entire family was arrived at and it members was found that there found at the was no deficit cash as residences. was arrived at in the There was books of account. A also deficit detailed note on the cash in the availability of cash with business 225 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

the      assessee       was
                         concerns as
submitted before the     well.

Assessing Officer while Therefore, he completing the original declared total assessment. The amount for Assessing Officer did nots.7 lakhs as take into consideration undisclosed the contents of the Note cash of the submitted but entire family.

proceeded to add an      During
amount         of       Rs.
                         assessment
1,05,458/- as deficit    proc3edings
cash found during the    he denied the
course      of       search
                         declaration
proceedings and added    made during
the     same      in    the
                         the    search.
assessment.             The
                         The assessee
present         Assessingtried to link

Officer, while completingup the deficit the re-assessment also cash to the did not appreciate the excess cash contents of the Note but found in the proceeded to complete residence.

the assessment adding    The assessee
the amount of Rs.        could      not
1,05,458/-       in     the
                         explain any
assessment. The Note     reasons     for
submitted before the     the     deficit

Assessing Officer at the cash. time of completion of theTherefore, original assessment is atthe deficit page Nos. 9 to 12 of the cash is paper book. treated as undisclosed It is clearly explained income. that as to why the cash deficit/excess should not be added. The reasons as explained in the said note may kindly be considered.

It is submitted that deficit cash cannot be added as income u/s 69 of the Act.

With regard to the addition of Rs. For the detailed 1,98,083/- towards the reasons made in the alleged excess stock The valuation main part of the order, 226 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

found during the course of stock was the addition on of search proceedings, it done on tag account of excess is submitted that the price and stock is deleted.

officials of the thereafter the department, while cost price of taking inventory of the the stock was stock available at the arrived at by premises of the reducing the appellant valued the gross profit @ stock at Rs. 42,21,968. 7% as The said stock belongs declared by to four concerns the assessee situated in the same in preceding premises i.e Ramesh years. Thus Watch Co.; Kishore the ex-stock Watch Co.; Ramesh was arrived Watch Enterprisers and at.

Ramesh Watch Services.

The total value of the stock as per the stock registers belonging to the above four concerns was valued at Rs.

34,37,336 and arrived at an excess stock of Rs.

4,89,095. From out of this, the value of proportionate excess stock as belonging to the assessee was arrived at Rs. 1,98,083. While arriving at the excess stock, the Assessing Officer taken into consideration the value of the stock as per tag price and reduced there from an estimated gross profit of 7%. The Assessing Officer thus arrived at the cost. After deducting the stock as per books arrived at the difference.

In this connection it is humbly submitted that the valuation of closing stock by the Assessing Officer is erroneous inasmuch as the tag 227 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

price include the profit, the discount and other incidental expenses . It is a primary principle that the closing stock has to be valued either at cost price or at market price whichever is lower. Hence the officials of the department, while taking inventory should have adopted the rate of closing stock at cost price, which is lower than the tag price.

Hence the valuation of closing stock by the assessing officers is erroneous and contrary to the principles of valuation. A detailed note with regard to the valuation of closing stock was submitted by the assessee before the assessing officer during the original assessment proceedings which is at page Nos. 13 to 18 of the paper book. While rejecting the contention of the assessee that gross profit rate should be adopted at 10%, the assessing officer without assigning any reasons adopted the gross profit rate at 7%. He did not specify the basis on which he arrived at the gross profit rate at 7%.

The appellant submitted a detailed explanation at Page Nos.13-18 which may kindly be considered.

The appellant submitted the inventory of stock as 228 IT(SS)A.No.1 to 15/Hyd/2011 Ms. Shobha R. Chugani and others, Hyderabad.

obtained       by     the
department. It can be
seen that the authorities
adopted sale price for
arriving at the value of
stock.    This    is  not
correct. The cost price
is available in the books
of account seized by the
authorities.

The Assessing Officer
did not consider -
a) the discounts allowed
while selling the goods;
b) the gross profit was
adopted @ 7% whereas
the gross profit is about
10% and
c) the stock received for
consignment sale was
not excluded.

It is further submitted
that the authorities did
not find any purchases
or sales outside the
books of account. There
is also no difference in
the quantity of stock.
But the difference is
only with reference to
valuation of the stocks.
The authorities also did
not find any undisclosed
purchases               or
undisclosed sales during
the course of search.
Even, the valuation of
the stock is not correctly
made in view of the
explanation    submitted
above. Therefore, no
addition can be made.

Therefore, in view of
explanation,         the
addition worked out by
the Assessing Officer is
not justifiable.