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 0, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Bhagwati P. Purohit, Mumbai vs Assessee on 1 October, 2012

             IN THE INCOME TAX APPELLATE TRIBUNAL
                  MUMBAI BENCHES " B ", MUMBAI

     BEFORE SHRI B. R. JAIN, AM AND SHRI VIVEK VARMA, JM

                         ITA No. : 3482/Mum/2011
                         Assessment Year : 2002-03

 Shri Bhagwati P. Purohit                    I.T.O, Ward 16(2)(4),
 C/o. D.C. Bothra & Co.                      2nd floor Matru Mandir,
 Chartered Accountants,                      Tardeo Road,
 297, Tardeo Road,                           Mumbai-400 007.
 Willie Mansion, Nanachowk,
                                     Vs.
 1st Floor, Opp. Bank of India,
 Mumbai-400 007

 PAN NO: AACPP 6437 A
          (Appellant)                                (Respondent)

                   Appellant by     :       Shri Rajkumar Singh

                 Respondent by      :       Shri Mohit Jain

                  Date of hearing       :    01.10.2012
          Date of Pronouncement         :    12.10.2012


                                  ORDER

PER B. R. JAIN, A.M. :

This appeal is by the assessee against the order dated 15.02.2011 of Ld. CIT(A)-28, Mumbai. The assessee has filed concise grounds as under and the same have been taken on record:-

"1.(a) That on facts and in the circumstances of the case and in law the ld. Assessing Officer and also Ld. CIT(Appeals) both have erred in making & confirming the addition of `.4,25,260/- on account of alleged inflated purchases of S. S. Sheet/Coils in respect of purchases made from M/s. Manohar Manak Alloys Pvt. Ltd. & Ravi Steel, purely on erroneous assumption & surmises that purchases from these parties were made at inflated rate and sold on the very same day at lower sale rate.
2 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit
b) That the ld. Assessing Officer and also Ld. CIT(Appeals) both have grossly erred in not considering the details of itemwise, billwise & partywise closing stock valuation statement filed and held on the assessment & also appeal records, which clearly reflects the inclusion of the alleged inflated purchased materials from the above stated two parties in the closing stock statement at the purchase rate of `.115/-

per kg. & `.110/- per kg. respectively.

2. That the ld. Assessing Officer and also Ld. CIT(Appeals) both have grossly erred in making & confirming the addition of `.14,100/- in respect of receivable from a debtor M/s. Learner Technology Pvt. Ltd. and not allowing the bad debt claim to the assessee though made in the assessment proceedings for unilateral write off of the said amount by the said debtor in its books of account.

3. That the ld. Assessing Officer and also Ld. CIT(Appeals) both have erred in disallowing & confirming the disallowance of the commission payment of `.1,23,450/- on sales without appreciating the apparent fact that the purchasing parties have confirmed the engagement of the broker by the assessee.

4. That the ld. Assessing Officer and also Ld. CIT(Appeals) both have grossly erred in disallowing & confirming the disallowance of the interest payment of `.97,032/- on erroneous finding and assumptions and without properly appreciating the apparent fact and evidences already held on the assessment & also appeal records that interest bearing funds were borrowed and invested in earlier years in the assets earning taxable income which stands duly offered to tax.

5. That the ld. Assessing Officer has grossly erred in charging the interest u/s.234C at `.12,429/- on the deferment of advance tax liability computed on assessed income against the income rightly chargeable and also charged u/s.143(1) under the said section at `.3,088/- on returned income. Thus the excess interest levied u/s.234C at `.9,341/- is unlawful and against the settled principle of law. And instead of deciding the said legal issue raised, in accordance with the provisions of tax law, the Ld. CIT(Appeals) has erred in dismissing the same holding as consequential."

2. In ground no.1, the Revenue's case is that the assessee has inflated purchases of S.S. Sheet/Coils made from M/s. Manohar Manak Alloys Pvt.

3 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit Ltd. and Ravi Steels. This was so held in the back drop of the fact that the same commodity was purchased at `.115 per kg. and sold on the same day at `.109 per kg. with the apparent motive to suppress the profit by inflating the purchases by `.21 to 26/- approx. per kg. This was so done at the fag end of the year. Even though the Assessing Officer did not consider the purchases from these two parties to be genuine, yet he proceeded to disallow the excess rate of purchases paid to M/s. Manohar Manak Alloys Pvt. Ltd. and Ravi Steel by comparing with other purchases made in the relevant period. The summary of the disallowance made is as under :-

Name of party from Quantity Allowable No. whom purchases have Disallowed rate rate been made 1 Manohar Manak Allows 12560 115-89 12560 x 25 = Pvt. Ltd. 326,560/-
2 Ravi Steel 4700 kg 115-89 4700 x 21 = 98,700/-
Total 425,260/-
3. The assessee's case is that the authorities below did not appreciate the material facts on record. The goods purchased from the aforesaid two parties were held in stock at the end of the year. It is wrong to presume that the assessee has sold the goods at a lower rate in order to suppress his profits by inflating the purchase price more particularly when each and every purchases and sales can be correlated and identified.
4. Heard parties with reference to material on record. The Assessing Officer appears to be suspicious that the assessee has inflated his

4 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit purchase price in order to suppress the profits for the year under consideration in the back drop of the fact that the same commodity was purchased by the assessee at `.115 per kg. and sold on the same day @ `.109 per kg. It however, is not discernable as to how the purchases made at `.115 per kg. at the fag end of the year have gone to reduce the profitability of the assessee, when he claims that the purchases so made were held as stock-in-trade by him at the end of the year. The Assessing Officer did not examine the holding of stock of such goods by the appellant. The test of commercial expediency has not been applied by the Assessing Authority nor any factual verification has been done in respect to the facts claimed to be on record. We, therefore, set aside the order and remit the issue back to the Assessing Authority so that the correctness of the facts as claimed by the appellant is verified with reference to the material that is already on record or that the assessee may like to produce in support of his claim. The Assessing Officer shall also have to pass a speaking order to show that how the assessee has suppressed the profits and inflated the purchase price, if any, before taking a decision in accordance with law. Needless to add the assessee shall be afforded reasonable and effective opportunity of being heard.

5. In the second ground in appeal, the Assessing Officer made an addition of `.14,100/- which was shown as receivable from M/s. Roto Learner Technology Pvt. Ltd., a debtor of the assessee, as in the 5 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit proceeding u/s.133(6) of the Act, the said debtor is claimed to have paid the amount of `.14,100/- to the assessee.

6. Heard parties with reference to the material on record. The Assessing Authority appears to have disbelieved the correctness of the account of M/s. Roto Learner Technology Pvt. Ltd. appearing in the books of the appellant firm for the sole reason that the said debtor has paid an amount of `.14,100/- to the appellant. The assessee is not shown to have been confronted with the details of the payment made to him. Infact the assessee appears to have been informed that the said debtor has written off the amount as not payable in his books of account. The Assessing Authority did not bring any material or evidence on record to show that the entries in the books of appellant's debtor are correct and that the books of account of the appellant are not correct and reliable. Since the proper enquiries have not been made, we, therefore, set aside the order and remit the matter back to the Assessing Officer for adjudication of the issue afresh by affording reasonable and effective opportunity of presenting his case by the assessee.

7. In the third ground in appeal the case of the Assessing Officer is that the assessee has claimed payment of commission of `.1,23,450/- to Shri Mohan R. Sutar on the sales of `.82,30,226/- effected to 10 parties. The details of which are as under :-

6 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit Sr. Name of the party Total No. sales 1 M/s. Bassein Metal Industries 5,36,203 2 M/s. Hitendra Metals 5,13,407 3 M/s. India Metal Industries 4,77,146 4 M/s. King Metal Works 14,38,844 5 M/s. Metal Moulding & Pressing Works 4,72,867 6 M/s. OCL Dairy Equipment Works 1,52,192 7 M/s. Pragati Metal Works 37,60,274 8 M/s. Roto Learner Technology Pvt. Ltd. 1,63,048 9 M/s. Shree Manik Inds. 3,63,325 10 M/s. Toyoto Engg Works 3,52,920 Total 82,30,226

8. The straight enquiries were made u/s.133(6) of the Act from the aforesaid 10 parties and it revealed that there was no involvement of any commission agent. The summon issued to the alleged broker/commission agent Shri Mohan R. Sutar was returned back unserved with the remarks "not known".

9. The Ld. CIT(A) confirmed the disallowance as the appellant did not produce any evidence nor proved perversity in the findings of fact reached by the Assessing Authority. The appellant did not produce Shri Mohan R. Sutar for examination nor filed any authentic confirmation with respect to services rendered for earning of commission on sales @ 1.5%. No agreement and details of services rendered have been given by the assessee. The buyers have also denied the involvement of any commission agent.

10. The assessee's case is that all the purchasing parties to whom the assessee has sold material through above named brokers have 7 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit categorically admitted in writing that the material purchased by them from the appellant was offered and negotiated through Shri Mohan R. Sutar. He has acted as a middle man from the appellant's side. The said buyers only have confirmed the fact that they have neither paid the brokerage nor engaged any broker to represent them for transacting business with the appellant. The material facts, however, have been ignored by the authorities below in coming to the proper conclusion. It, therefore, is wrong on the part of the authorities below to disallow a legitimate claim of the assessee.

11. Heard parties with reference to the material on record. Essentially, the burden is on the assessee to prove that he has paid commission for the work done and also that the payments of commission is real. The appellant, however, contends that he has laid material on record of the authorities below, whereby it was evident that the sales to its ten customers were carried out with the involvement of Shri Mohan R. Sutar, a commission agent who himself was an income tax payee. But this vital fact has not been set out in the orders of the authorities below, nor was considered by the Assessing Officer before drawing any adverse inference. Under the peculiar facts and submissions we consider it appropriate to set aside the order and remit the issue to the Assessing Officer so that he may consider and examine the relevant facts and determine afresh as to whether the commission said to have been paid to Shri Mohan R. Sutar is 8 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit for the actual work done by him and also that any payments or part thereof made to him is real and properly deductible u/s.37 of the Act. The assessee shall be afforded reasonable and effective opportunity of being heard before coming to the conclusion in accordance with the law.

12. In ground no. 4 in appeal, the disallowance of interest of `.97,032/- has been made on borrowed funds aggregating to `.16,05,174/- and the same have been utilised for non-business purposes.

13. The assessee's case, however, is that there is a perversity in the findings of the authorities below inasmuch as the assessee has not used the borrowed funds for non business purposes. The assessee had sufficient capital and interest free funds available for making the interest free advance. The factual verification as to whether the interest free advance have been made out of the borrowed funds or from own funds has not been carried out by the Assessing. Since the facts are required to be verified by the Assessing Officer, we, therefore, set aside the order and remit the matter back to him and take the decision afresh in accordance with law having regard to the judgment by Hon'ble jurisdictional High Court in the case of CIT vs. Reliance Utilities & Powers Ltd. [2009] 313 ITR 340 (Bom.). The assessee shall be afforded reasonable and effective opportunity to substantiate its claim.

9 ITA No : 3482/Mum/2011 Shri Bhagwati P. Purohit

14. As regards the ground no. 5, the issues of all the addition have been remitted to the Assessing Authority for adjudication afresh. The levy of interest u/s.234C of the Act shall have to be made on the sustained additions, if any, in accordance with the provision contained u/s.234C of the Act. The issue in ground no.6, therefore, does not require any specific adjudication.

15. In the result, the appeal by the assessee stands allowed for statistical purposes only.

Order pronounced in the open court on 12.10.2012 Sd/- - Sd/-

           ( VIVEK VARMA )                      ( B. R. JAIN )
          JUDICIAL MEMBER                   ACCOUNTANT MEMBER
MUMBAI, Dt: 12.10.2012
Copy   forwarded to :
  1.    The Appellant,
  2.    The Respondent,
  3.    The C.I.T.
  4.    CIT (A)
  5.    The DR,     - Bench, ITAT, Mumbai
                   //True Copy//
                                                    BY ORDER


                                             ASSISTANT REGISTRAR
                                         ITAT, Mumbai Benches, Mumbai
Roshani