Income Tax Appellate Tribunal - Delhi
Spaze Tower Pvt. Ltd., Gurgaon vs Assessee
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH : H : NEW DELHI
BEFORE SHRI G.D. AGRAWAL, VICE PRESIDENT
AND
SHRI I. C. SUDHIR, JUDICIAL MEMBER
ITA No. 2296/Del/2012
Assessment Year: 2008- 2009
M/s. Spaze Tower Pvt. Ltd. Vs. DCIT, Central Circle-II,
'Spazedge', Sector-47, Faridabad.
Sohna Road, Gurgaon
(AACCK8088R)
(Appellant) (Respondent)
Appellant by : Shri C.S. Aggarwal, Sr. Advocate,
Shri Gautam Jain, Advocate
Respondent by : Smt. Renuka Jain Gupta, Sr. DR
ORDER
PER I.C. SUDHIR, JUDICIAL MEMBER
The assessee has impugned first appellate order on the following grounds :-
"1. That the learned CIT(A) has erred both on facts in law in confirming the order imposing a penalty on the assessee by the learned DCIT, Central Circle-II, Faridabad, of Rs. 80,00,000/- by invoking the provisions of section 271AAA of the Act, despite the fact, assessee had satisfied the requirements of sub-section (2) of section 271AAA of the Income Tax Act.
2. That the learned CIT(A) has failed to appreciate that the assessee also duly satisfied the provisions of sub-
clause (ii) of sub-section (2) and the finding that the assessee had failed to satisfy the manner in which the aforesaid income has been earned is legally and factually misconceived despite the same having been 2 ITA No. 2296/Del/2012 replied in answer to question no. 18, of the statement recorded u/s 132(4) of the Act at the time of search.
3. That the learned CIT(A) has failed to appreciate that, once the assessee had made a statement that the aforesaid income has been earned from the "business operations" and has not been earned from any other source other than business operations, it could be held that it had satisfied the requirements of the aforesaid section.
4. That the learned CIT(A) has also overlooked that, the aforesaid income as was declared and was assessed under the head business income and not under any other head of income and thus the findings that assessee had not satisfied the requirement of sub-
section (2) of section 271AAA of the Act are misconceived and as such the. penalty imposed and levied was entirely unsustainable.
5. That the learned CIT(A) has failed to appreciate that, the assessee, in the course of search had duly offered Rs. 8 crores representing the amount paid in cash towards the agreement entered by it with M/s Kay Kay Designers Towers Pvt. Ltd. and such an income as was disclosed by it, was from the business operations carried on by it and was so accepted as having been earned from business. Thus, it is well established that once income has been shown as income from the business and was assessed under the head business, and not in any other head including income from other sources, it had to be held that the assessee had duly satisfied the requirements of sub-section (2) of section 271AAA of the Act.
6. That the learned CIT(A) has failed to comprehend that under the statutory provisions of section 271AAA of the Income Tax Act where any income has been offered from a particular source and the same is accepted as an income from that source or head of income, no penalty could be levied."
3ITA No. 2296/Del/2012
2. We have heard and considered the arguments advanced by the parties in view of orders of the authorities below, material available on record and the decisions relied upon.
3. The facts in brief are that assessee is engaged in the business of real estate. Search and seizure operations u/s 132(1) of the Act was carried out at the business premises of the assessee and residential premises of Shri Vipin Sharma & Shri Aman Sharma on 29.4.2008. At the time of framing of the assessment u/s 153A read with section 143(3) penalty proceedings were initiated u/s 271AAA of the Act which resulted into levy of penalty of Rs. 80 lacs. The assessee questioned the imposition of the penalty before the Ld. CIT(A) but could not succeed. Hence the present appeal. We find that the issue involved in the grounds is as to whether the assessee was able to specify the manner in which undisclosed income was derived and able to substantiate the said manner to get immunity from levy of penalty u/s 271AAA of the Income Tax Act.
4. Ld. AR submitted that Shri J.S. Chawla Director of the appellant company in his statement had stated that an agreement to sell for purchase of agricultural land was entered by the assessee company for which initial payment of Rs. 15 crores was made prior to 31.3.2008. It was further stated that out of aforesaid sum of Rs. 15 crors, sum of Rs. 8 crores in cash was given as imprest amount for custody to the seller to exchange against cheques issued against refund of the same. However the said sum of Rs. 8 4 ITA No. 2296/Del/2012 crores paid in cash was offered as undisclosed income from business operation of the appellant company. He submitted that in response to notice u/s 153A issued to the appellant company it filed the return of income declaring an income of Rs. 24,79,04,507/- for the assessment year under consideration which also included income surrendered during the course of search of Rs. 26,71,70,000/-. He referred page 137 of the paper book wherein break up of Rs. 26.71 crores has been given with this further submission that it includes a sum of Rs. 8 cores representing investment in cash for the purchase of agricultural land in the agreement to say dated 27.3.2008. Ld. AR pointed out that agreement to sell dated 27.3.2008 was seized during the course of search operations, copies thereof has been made available at page Nos. 39 to 49 of the paper book. As a result of the search statement of Shri J.S. Chawla was recorded u/s 132 (4) of the Act a copy thereof has been made available at page 52 to 57 of the paper book with typed copy thereof at page Nos. 68 to 71 of the paper book. In his statement in answer to question No. 18 he submitted that the said papers are agreement for purchase of agricultural land for which initial payment aggregating to Rs. 15 crores was made prior to 31.3.2008. Due to paucity of funds in banks/books of accounts a sum of Rs. 8 crores was given as imprest for custody to the seller to exchange against cheques issued against refund of the same, the said cash may be treated as their undisclosed income from the business operations, the exact source and 5 ITA No. 2296/Del/2012 manner shall be intimated shortly. The cheques of Rs. 8 crores shall be issued shortly when funds are available in the books of accounts. Notice u/s 271AAA was issued to the appellant company by alleging that assessee has failed to specify and substantiate the manner in which the undisclosed income of Rs. 24,79,04,507/- has been derived and it has further failed to pay the tax together with interest in respect of the above undisclosed income. In response to the notice the assessee stated that provisions contained in section 271 AAA of the Act are inapplicable to the facts of the appellant company and complete taxes had been paid by the appellant company. The AO has levied penalty of Rs. 80 lacs with this finding that assessee has failed to substantiate the source of payment of Rs. 8 crores in cash by way of documentary evidence. Ld. CIT(A) while upholding the action of the AO has noted in para No. 10 that merely stating in its written submission that a sum of Rs. 8 crores has been derived from the business carried on by the assessee and was thus a business income is too general an explanation tobe accepted to avail of the immunity under the Act. He noted further that it may not be necessary for him to furnish documentary evidences, yet the same should and ought to have been divulged in the statement u/s 132(4) or subsequently.
5. The Ld. AR submitted that levy of penalty of Rs. 80 lac u/s 271AAA in the case of the present assesee is based on complete misconception of facts, circumstances of the case and statutory provision of law. Penalty u/s 6 ITA No. 2296/Del/2012 271AAA of the Act is to be initiated only in respect of undisclosed income, which has been defined in clause (a) of Explanation to section 271AAA(4) of the Act. As per which there must be an income found in the course of search u/s 132 on the appellant company. In the present case penalty 271AAA of the Act has been levied in respect of income of Rs. 8 crores offered by the appellant in statement recorded u/s 132(4) of the Act on the basis of an agreement to sell found from the premises of Shri Vipin Sharma and Shri Aman Sharma at C-25, Greater Kailash-1, New Delhi. Ld. AR submitted that income of Rs. 8 corres does not constitute undisclosed income in terms of clause (a) of Explanation to section 271AAA of the Act since the same is not based on any money, bullion, jewellary or other document or material found in the course of search on the appellant company. Thus levy of penalty u/s 271AAA of the Act per se on a sum of Rs. 8 crores is misconceived and hence untenable.
6. Without prejudice to the above submission, the Ld. AR contended that even assuming that a sum of Rs. 8 crores is undisclosed income though the same is disputed, penalty levied is not in accordance with section 271AAA(2) of the Act. There is no dispute that assesee had admitted the alleged undisclosed income in a statement u/s 132(4) of the Act. It is also not in dispute that assesee had paid the tax on the said undisclosed income. It is also not disputed that assesee had also specified the manner of undisclosed income as business income in the statement recorded on the 7 ITA No. 2296/Del/2012 date of search. However what is being disputed is that assesee has not substantiated the manner of undisclosed income i.e business income, despite the fact that the AO in its order of assessment has accepted the same by observing at page No. 10 of the assessment order , a copy thereof has been made available at page No. 144 of the paper book. The Ld. AR submitted that the AO having accepted the manner of undisclosed income and the undisclosed income declared was not justified in imposing the penalty on the basis that the assessee has failed to substantiate the manner in which was derived, despite this fact that no specific question in this regard was raised to the assessee during the recording of the statements. In support he referred the decision of Ahmedabad Bench of the Tribunal in the case of Sulochanadevi A Agarwal in ITA No. 1052/Ahd/2012 for asstt. year 2009-10 dated 20.7.2012 a copy thereof has been made available at page 210 to 214 of paper book (citation). Ld. AR also cited the decision of Hon'ble Gujarat High Court in the case of CIT vs. Mahendra FC. Shah 299 ITR 305 (Guj.). He also placed reliance on the following decisions:-
1. Pramod Kumar Jain ITA No. 131 to 133/CTK/2012 (asstt. years 2007
-08 and 2008-09)
2. DCIT vs. Pioneer Marbles & Interiors (P) Ltd. 14 ITR (Trib) 608
7. Ld. AR submitted further that in the context of Explanation 5 to section 271(1)(c) of the Act when the undisclosed income admitted by the assessee and has been offered for tax in the return of income and the tax thereon is 8 ITA No. 2296/Del/2012 duly paid, penalty could not be levied on the ground that manner of earning the undisclosed income has not been specified, in absence of any question raised in this respect by the authorized Officer. In support he he placed reliance on the following decisions :-
i) 299 ITR 305 (Guj) CIT vs. Mahendra C. Shah (pages 224-225 of JPB)
ii) 270 ITR 523 (Raj) Gebitlal Kanhaialal (HUF) vs. ACIT
iii) 299 ITR 19 (Raj.) CIT vs. Kanhaiyalal
iv) 286 ITR 626 (Mad) CIT vs. E.V. Balashanmugham
v) 264 ITR 249 (Del) CIT vs. Chhabra Emporium
vi) 247 ITR 742 (Ker) CIT vs. Santhosh Financiers
vii) 278 ITR 454 (All) CIT vs. Radha Kishan Goel
8. Ld. AR submitted that search was conducted on 28.4.2008 when books of accounts of the appellant were not closed. The documents was found from the premises of Shri Vipin Sharma and Shri Aman Sharma who are assessed independently. They have not been searched as directors of the assesssee's company. He submitted that Shri J.S. Chawla is a Director of the assessee company whose statement u/s 132 (4) was recorded. According to him penalty provisions must strictly be applied and not as per the logic to justify the action. In support he placed reliance on the decision of Hon'ble Supreme Court in the case of Income Tax Officer. v. Ch. Atchaiah. 218 ITR 239 (SC). AO has accepted Rs. 8 crores as business income without any adverse finding. In this regard he referred page No. 13 9 ITA No. 2296/Del/2012 of the assessment order. He reiterated that the penalty in question levied on the basis that the manner of earning of undisclosed income has not been substantiated but no question was asked about it during the course of recording of statement. However the AO has accepted Rs. 8 crores as business income in the assessment.
9. Ld. DR on the other hand tried to justify the orders of the authorities below on the question of levy of penalty u/s 271AAA of the Act. He drew our attention to the contents of the penalty order especially page No. 7 para c with this submission that there is no dispute on undisclosed income of Rs. 8 crores surrendered by the assessee. Had these not been a search, the assessee would not have disclosed the income of Rs. 8 crores for taxation. He submitted further that the decisions relied upon by the Ld. AR having distinguishable facts are not helpful to the assessee.
10. We agree with this contention of the Ld. AR that penal provision should be applied in its strict sense but we do not find substance in the contention of the Ld. AR that since in the present case the document in question was not found from the premises of Shri J.S. Chawla, Director of the appellant company, penalty u/s 271AAA of the Act should not be levied against the appellant on the basis of statement of Shir J.S. Chawla. His further contention remained that the document in question i.e. agreement to sell was found during the course of search at the premises of Shri Vipin Sharma and Shri Aman Sharma who are assessed independently. We do not 10 ITA No. 2296/Del/2012 agree with this contention of the Ld. AR as admittedly Shri Vipin Sharma and Shri Aman Sharma are also Directors of the appellant company and there is no denial on the part of the appellant company that the document in question belongs to them. They have rather surrendered the undisclosed income of Rs. 8 crore on the account of that document only. Now we have to examine as to whether the assessee has been able to fulfill the requirement of section 271AAA for claiming exemption from levy of the penalty thereunder. Having gone through the provisions laid down u/s 271AAA of the I.T. Act 1961 we find that in respect of unaccounted income in the cases where search is initiated after 1.6.2007 and before 1.7.2012, the assessee is to pay a penalty @ 10% of unaccounted income. Sub section (2) of section 271AAA however provides exemption from this penalty provisions in a situation in which (i) during the course of search in a statement under section 132(4) the assessee admits the undisclosed income and specifies the manner in which such income has been derived (ii) substantiates the manner in which the undisclosed income was derived and
(iii) pays the tax together with the interest, if any, in respect of the undisclosed income. The AO in the impugned penalty order has held that the assessee has not fulfilled conditions as laid down in clause (ii) to sub section (2) of section 271 AAA . It has been alleged that the amount of Rs. 8 crores paid to M/s. Kay Kay Designers Towers Pvt. Ltd. out of the agreed consideration of Rs. 15 crores (the break-up of which was Rs. 7 crores paid 11 ITA No. 2296/Del/2012 by cheque accounted in the books of accounts while the balance Rs. 8 crores paid by cash) was not recorded. On the date of search operation Shri T.S. Chawla Director of the appellant company disclosed the amount of Rs. 8 crores which has been accepted by the department in the assessment framed u/s 153A of the Act. Being not satisfied with explanation of the assessee the AO however has levied penalty u/s 271AAA at Rs. 80 lacs i.e. @ 10% of the unaccounted income. Undisputed facts which are material for adjudicating the issue are that the assessee is engaged in the business of real estate, in his statement u/s 132(4) Rs. 8 crores has been admitted as an undisclosed income, on which tax together with interest has been paid. Now the question is as to whether the assessee has been able to specify the manner in which such income has been derived and has been able to substantiate the manner in which the undisclosed income was derived. The AO in his penalty order has alleged that assessee has failed to substantiate the manner in which the undisclosed income was derived. Ld. CIT(A) has alleged that the assessee has not said how the undisclosed income was derived and it has not substantiated the manner in which the undisclosed income was derived. He has gone further in saying as "Merely stating in its written submission that the sum of Rs. 8 crores had been derived from the business carried on by the assessee and was thus a business income is too general an explanation to be accepted... it may not be necessary for him to furnish documentary evidences, yet the same should and ought to have 12 ITA No. 2296/Del/2012 been divulged in the statement u/s 132(4) or subsequently". Now we have to examine the above allegations of the authorities below in view of the statements of Shri J.S. Chawla on the basis of which penalty has been levied. These relevant statements in the form of question and answer referred by both the authorities are as under :-
Ques25:- Do you want to say anything else to the above statement and the Documents/ assets seized/ found from various business premises.
Ans. It is to clarify that we have made consolidated an adequate disclosures of Rs. 27 crores representing additional unaccounted income earned by various assessee of the group. This disclosure of unaccounted income is being made u1s 132(4) of l tax Act read with explanation 5 to section 271(ii) (c) coupled with section 27/AAA. I may be allowed the benefits of disclosure made above as provided under the provisions of the IT Act and any other provision of relevant act0'his disclosure is made voluntarily and in good faith with an understanding that no penalty or prosecution shall be initiated! launched against various assessee of the group. The breakup of this disclosure of 27crores as discussed in this statement is as under subject to adjustments on the basis of seized material.
(i) Cash andjewellery 5 crores (QNo.-19)
(ii)) Investments 8 crores (Q No.-18)
(iii) Unexplained expenditure/ 4 crores (Q NO.-23 and 20)
Investments as per loose Papers
(iii) Adjustment in sales value 10 crores (q No. - 24)
Total Disclosures 27 crores
The aforesaid figure of Rs. 5 crores as
mentioned at 1 above includes
undisclosed investment in jewellery
found and seized from the residence of
Deepak Kumar C-275 Defence Colony
New Delhi amounting to Rs. 26 lacs
approx ..
Ques 26 :- Do you want to say anything else.
Ans. No Sir, thanks.
13
ITA No. 2296/Del/2012
Ques 18 - Pages 1-11 1 found from the residence of Aman Sharma r/o C-, G.K
-1, N Delhi (seized as per annexure A is shown to you which is an agreement of sale of land. Please explain the contents of the same.
Ans. The said papers are agreement for purchases of agriculture land for which initial payment aggregating to Rs. 15 crores was made prior to 31.03.2008 as apparent from the said agreement. Due to paucity of funds in banks/books of accounts a sum of Rs. 8 crore was given as imprest for custody to the seller to exchange against cheques issued against refund of the same. the said cash may be treated as our undisclosed income from the business operations, the exact source and manner shall be intimated shortly. The cheques to Rs. 8 crores shall be issued shortly when funds are available in the books of accounts.
11. We find that though no specific question has been raised to Shri J.
S. Chawla about specification of the manner in which such income has been derived and substantiation of the manner in which the undisclosed income was derived, but the assessee in answer to question No. 18 has specified the manner that the undisclosed income was from the business operations. It is also an admitted fact that the undisclosed income of Rs. 8 crore has been accepted by the department in the assessment u/s 153A of the Act. We have gone through certain following decisions on an identical issue while deciding the question in the case of Neeraj Singhal vs. ACIT , ITA No. 337/D/2013 (asstt. 2010-11) order dated 24.6.2013. These decisions are of Hon'ble Allahabad High Court in the case of CIT vs. Radha Kishan Goel (2005) 278 ITR 454 (All) and Hon'ble Gujrat High Court in the case of CIT vs. Mahendra C. Shah (2008) 298 ITR 305 (Guj.). The Hon'ble Allahabad High Court in the case of CIT vs. Radha Kishan Goel (supra) has been pleased to hold that u/s 132(4) unless the authorized officer puts a 14 ITA No. 2296/Del/2012 specific question with regard to the manner in which income has been derived, it is not expected from the person to make a statement in this regard and in case in the statement the manner in which income has been derived has not been stated but has been stated subsequently, that amounts to the compliance with Explanation 5(2) to section 271(1)(C) of the Act. It has been further held by the Hon'ble High Court that in case there is nothing to the contrary in the statement recorded under section 132(4) of the Act, in the absence of any specific statement about the manner in which such income has been derived, it can be inferred that such undisclosed income was derived from the business which he was carrying on and not from other sources. The object of the provision is achieved by making the statement admitting the non-disclosure of money, bullion, jewellery, etc. It was held that much importance should not be attached to the statement about the manner in which such income has been derived. It can be inferred on the facts and circumstances of the case, in the absence of anything to the contrary. Therefore, mere non-statement of the manner in which such income was derived would not make Explanation 5(2) inapplicable held Hon'ble High Court. Similar view has been expressed by the Hon'ble Gujrat High Court in the case of CIT vs. Mahendra C. Shah (supra) For a ready reference relevant extract of the said decision of Hon'ble Gujarat High Court is reproduced hereunder :-
"In so far as the alleged failure on the part of the assessee to specify in the statement under section 132(4) of the Act regarding the manner in 15 ITA No. 2296/Del/2012 which such income has been derived, suffice it to state that when the statement is being recorded by the authorized officer it is incumbent upon the authorized officer to explain the provisions of Explanation 5 in its entirety to the assessee concerned and the authorized officer cannot stop short at a particular stage so as to permit the Revenue to take advantage of such a lapse in the statement. The reason is not far to seek. In the first instance, the statement is being recorded in the question and answer form and there would be no occasion for an assessee to state and make averments in the exact format stipulated by the provisions considering the setting in which such statement is being recorded, as noted by the Allahabad High Court in the case of CIT v. Radha Kishan Goel [2005] 278 ITR 454. Secondly, considering the social environment it is not possible to expect from an assessee, whether literate or illiterate, to be specific and to the point regarding the conditions stipulated by exception No. 2 while making statement under section 132(4) of the Act. The view taken by the Tribunal as well as the Allahabad High Court to the effect that even if the statement does not specify the manner in which the income is derived, if the income is declared and tax thereon paid, there would be substantial compliance not warranting any further denial of the benefit under exception No. 2 in Explanation 5 is commendable."
The Cuttak Bench of the Tribunal in the case of Ashok Sharma and others vs. DCIT (ITA No. 476 to 480/CTK/2011 referred in the case of Neeraj Singhal vs. ACIT(supra), has observed that penalty u/s 271AAA was levied, the assessee had disclosed huge income while giving statement u/s 132 of the Act during the course of search and had paid tax thereon and the income shown from business, department had accepted these returns and accordingly passed the assessment order. It was held that undisputedly the assessee has shown undisclosed income under the head "income from business" in the returns filed by them and that was accepted by the department by passing the assessment accordingly, the case of the assesee falls exactly within the purview of sub section 2 of section 271AAA. Thus the impugned penalty levied contrary to the provisions contained in section 16 ITA No. 2296/Del/2012 271AAA (2) is not sustainable. It was deleted accordingly. In the case of Shri Pramod Kumar Jain vs. JCIT (supra) before the Cuttak Bench of the Tribunal, the assesee had disclosed the unaccounted income but had failed to specify the manner in which such income has been derived. The department levied penalty u/s 271AAA and the same was upheld by the first appellate authority. The Tribunal had however deleted the penalty on the basis that there is no prescribed method to indicate the manner in which income was generated when the definition of "undisclosed income"
has been defined in the Act itself when no income of the specified previous year represented "either wholly or partly which onus lay upon the assessee stood discharged.
12. When we examine the facts of the present case in view of the above Decisions, we find that no specific question was raised by the department during the course of recording of statement u/s 132(4) of the Act to specify the manner in which such income has been derived and to substantiate it, instead the assessee in reply to question No. 18 has stated that undisclosed income was from the business. Respectfully following the above decision we hold that in absence of specific query raised in this regard, the assessee would not be expected to specify the manner in which the said undisclosed income was derived and substantiate it, still the assessee has specify the manner substantiation of which cannot be disputed in absence of any adverse finding on the manner explained by the assessee and accepted as 17 ITA No. 2296/Del/2012 such in the assessment framed u/s 153A of the Act. We are thus of the view that the authority below were not justify in imposing and sustaining the penalty of Rs. 80 lacs u/s 271 AAA of the Act keeping in view the facts and circumstances of the present case as discussed above. The same is directed to be deleted. The issue raised in the grounds is decided in favour of the assessee in result related grounds are allowed.
13. Consequently appeal is allowed.
The order is pronounced in the open court on 8th August, 2013 .
sd/- sd/-
(G.D. AGRAWAL) ( I.C. SUDHIR )
VICE PRESIDENT JUDICIAL MEMBER
Dated 8th August, 2013
Veena
Copy of order forwarded to:
1. Appellant
2. Respondent
3. CIT(A)
4. CIT
5. DR
By Order
Deputy Registrar, ITAT