Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Income Tax Appellate Tribunal - Kolkata

Surendra Kumar Chowdhary, Kolkata vs Department Of Income Tax on 15 September, 2011

               आयकर अपीलीय अधीकरण, Ûयायपीठ - " ǒव" कोलकाता,
   IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH: KOLKATA
(सम¢)Before ौी एस. भी. मेहरोऽा, लेखा सदःय एवं/and ौी महावीर िसंह, Ûयायीक सदःय)
      [Before Hon'ble Shri S. V. Mehrotra, AM & Hon'ble Sri Mahavir Singh, JM]
                        आयकर अपील संÉया / I.T.A No. 642/Kol/2011
                            िनधॉरण वषॅ/Assessment Year: 2007-08

Income-tax Officer, Wd-56(3), Kolkata          Vs      Sri Surendra Kumar Choudhary
                                                       (PAN-AEOPC 0542 D)
(अपीलाथȸ/Appellant)                                    (ू×यथȸ/Respondent)

                       For the Appellant: Shri P. P. Sarkar
                       For the Respondent: Shri Subash Agarwal

                       Date of hearing:        15.09.2011
                       Date of pronouncement: 15.09.2011
                                        आदे श/ORDER
Per Mahavir Singh, JM ( महावीर िसंह, Ûयायीक सदःय)

सदःय This appeal by revenue is arising out of order of CIT(A)-XXXVI, Kolkata in Appeal. No. 899/CIT(A)-XXXVI/Kol/Wd.56(3)/09-10 dated 07.02.2011. Assessment was framed by ITO, Ward-56(3), Kolkata u/s.143(3) of the Income Tax Act, 1961 (hereinafter referred to as "the Act") for Assessment Year 2007-08 vide his order dated 31.12.2009.

2. The only issue in this appeal of revenue is against the order passed by CIT(A) in restricting G.P. at 1% as against estimated by Assessing Officer at 1.6%. For this, revenue has raised following ground:

"That on the facts and circumstances of the case and in absence of any concrete and verifiable reasons given by the assessee, the CIT(a) erred in reducing rate of G.P. from 1.6% (Rs.80,59,427/-) to 1% (Rs.50,37,142/-)."

3. We have heard rival contentions and gone through facts and circumstances of the case. Brief facts are that assessee is a transporter and doing transportation business by hiring lorries from market under the name and style of "S.S.V Road lines". The Assessing Officer during the course of assessment proceedings noticed that the assessee has debited transportation charges at Rs.50,08,95,930/- as against transportation income of Rs.50,37,14,220/- in the P&L Account. Accordingly, he noted that the difference of transportation income and transportation charges paid is Rs.28,18,290/- which is only .56%. The assessee was required to explain the reason for low percentage of profit in view of the fact that in the case of transporters, profit margin is 3.98% to 10.55% which is as under:

2 ITA 642/K/2011 Sri Surendra Kr. Choudhary, A.Y.07-08 "Name of the parties Margin of profit
1. Goodwill Transport Corpn. 4.92%
2. Continental Transport Corpn. 5.36%
3. Sanjay Agarwal 3.98%
4. Green Road Carrier 10.55%"
As the assessee could not explain, Assessing Officer estimated profit ratio at 1.60% and added the same to returned income of the assessee. Aggrieved, assessee preferred appeal before CIT(A), who restricted the estimation of profit at 1% by giving following findings in his appellate order:
"6. The submission of the appellant has been duly considered in the light of material placed before me. The appellant disclosed gross profit of 0.56% on transportation receipts of Rs.5037.14 lakhs compared to last year's gross profit of 1.60% on a turnover of Rs.873.41 lakhs. The Ld. AR of the appellant though filed a statistic explaining that the appellant had paid higher rate of hire charges and received lesser rate of hire charges per MT compared to the last year but failed to mention under what circumstances the appellant was compelled to do so. This is precisely the point queried by the A.O. which the appellant failed to explain satisfactorily during the time of assessment and even during appeal proceedings. On the contrary, the A.O. though referred some cases where profit margin varied from 3.98% to 10.55%, but did not mention the turnover and nature of goods transported by them. In absence of these two vital points, the A.O. failed to establish that those were analogous cases. He ultimately preferred to apply the profit ratio of 1.60% disclosed by the appellant in the last year for estimation of current year's profit. However, while doing so, the A.O failed to consider that the turnover of the appellant for the current year has been increased by 5.73 times over last year. It is well established that with the increase of turnover, profit decreases. Thus, A,O's decision of application of last year's gross profit ratio on current year's turnover for estimation of profit cannot be considered reasonable. Considering all the issues as discussed above, in my opinion, it would be a fair and honest decision if the profit is estimated at 1% of the transportation charges receipts of Rs.50,37,14,220/-, equaling to Rs.50,37,142/-. The A.O. is directed accordingly. Thus, the appellant gets relief of Rs.30,22,.285/- (Rs.80,59,427/- minus Rs.50,37,142/-)."

4. We find that the AO has neither rejected books of account nor find any fault in the books of account and straight away applied NP rate as disclosed by assessee in earlier year. The CIT(A) restricted the net profit at 1% by giving reasoning that assessee's turnover for current year has increased to 5.73 times than earlier year and accordingly, he applied net profit rate to be reasonable at 1% of transportation charges. Even, during hearing, Ld. DR could not point out any infirmity in the order of CIT(A) and also the reasons for supporting the order of AO. We find that the assessee has filed complete statistics before the AO explaining why it had paid higher rate of hire charges and received lesser rate of hire charges as per load of metric ton as compared to last year. In view of these reasons and also the fact that the books of account were not rejected, find no reason to interfere in the order of CIT(A) and accordingly the same is upheld. Revenue's appeal is dismissed.

3 ITA 642/K/2011 Sri Surendra Kr. Choudhary, A.Y.07-08

5. In the result, appeal of revenue is dismissed.

6. Order is pronounced in open court.

      Sd/-                                                           Sd/-
एस. भी. मेहरोऽा लेखा सदःय                                        वीर िसंह, Ûयायीक सदःय
                                                              महावी
                                                              महावीर
(S. V. Mehrotra)                                                     (Mahavir Singh)
Accountant Member                                                     Judicial Member

                      तारȣख)
                      तारȣख) Dated : 15th September, 2011
                     (तारȣख

वǐरƵ िनǔज सिचव Jd.(Sr.P.S.)

आदे श कȧ ूितिलǒप अमेǒषतः- Copy of the order forwarded to:

1. अपीलाथȸ/APPELLANT - ITO, ward-56(3), Kolkata 2 ू×यथȸ/ Respondent, Shri Surendra Kumar Choudhary, 1/1/1, Sri Mani Bagan Lane, Howrah
3. आयकर किमशनर (अपील)/ The CIT(A), Kolkata
4. आयकर किमशनर/CIT, Kolkata
5. वभािगय ूितनीधी / DR, Kolkata Benches, Kolkata स×याǒपत ूित/True Copy, आदे शानुसार/ By order, सहायक पंजीकार/Asstt. Registrar.