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 2, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Dsg Corporation Pvt. Ltd., Mumbai vs Dcit Cent. Cir. - 7(2), Mumbai on 31 October, 2017

आयकर अपीऱीय अधिकरण, मुंबई न्यायपीठ "जी" मुंबई IN THE INCOME TAX APPELLATE TRIBUNAL "G" BENCH, MUMBAI सर्वश्री सक्तिजीि डे, न्याययक सदस्य एर्ुं राजेश कुमार, ऱेखा सदस्य BEFORE SHRI SAKTIJIT DEY, JM AND SHRI RAJESH KUMAR, AM आमकय अऩीर सं./ I.T.A. No.6530 to 6532/Mum/2016 (निर्ाारण वषा / Assessment Years :2006-07 to 2008 -09) And आमकय अऩीर सं./ I.T.A. No.6533 & 6534/Mum/2016 (निर्ाारण वषा / Assessment Years :2009-10 and 2011-12) M/s DSG Corporation Pvt.Ltd, Dy.Commissioner of Income 103/A, Swiss Corner, Tax-Central Circle 7(2), फनाभ/ Shastri Nagar, Lokhandwala, R.No.655, Aayakar Bhavan, Andheri(W), Vs. M K Road, Mumbai-400053 Mumbai-400020 (अऩीराथी /Appellant) (प्रत्मथी / Respondent) आमकय अऩीर सं./ I.T.A. No.6449, 6450 and 6451/Mum/2016 (निर्ाारण वषा / Assessment Years : 2011-12 & 2006-07 and 2008-09) Dy.Commissioner of Income Tax- M/s DSG Corporation Pvt.Ltd, Central Circle 7(2), (Formerly known as M/s R.No.655, Aayakar Bhavan, D.S.Gupta Construction M.K.Road, फनाभ/ Pvt.Ltd.) Mumbai-400020 Vs. 103/A, Swiss Corner Shastri Nagar, Lokhandwala, Andheri(W), Mumbai-400053 (अऩीराथी /Appellant) (प्रत्मथी / Respondent) PAN: AAACD5064G अऩीराथी की ओय से / Revenue by : Shri V Vidhyadhar प्रत्मथी की ओय से/Assessee by : Shri Mani Jain 2 6530/Mum/2016 I.T.A. No. and other seven appeals सुनवाई की तायीख /Da te o f He a r in g : 14.9.2017 घोषणा की तायीख /Da te o f Pro n ou n ce me nt : 31.10.2017 आदे श / O R D E R PER BENCH The assessee has filed five appeals against the common order dated 18.8.2016 passed by the ld. CIT(A)-49, Mumbai relevant to the assessment years 2006-07 to 2008-09 and 2009-10 & 2011-12. The Revenue also filed cross appeals for the Assessment Years 2006 -07, 2008- 09 and 2011-12.

Since the issues agitated in all these appeals are almost identical in nature, therefore, these appeals were clubbed together, heard together and are being decided by this common order, for the sake of convenience. We shall take up the Cross-appeals relating to the assessment year 2006-07 filed by the assessee and reveneue first as this being the lead case. The facts relating to the issues under consideration are discussed hereunder with reference thereto.

I.T.A. No.6530/Mum/2016 (by the assessee) and ITA No.6450/Mum/2016 (By Revenue)

2. Only issue raised in the various grounds of appeal of the assessee is against the estimation of Gross Profit at the rate of 12.5% of the alleged bogus purchases, whereas the department is in appeal against the deletion of 3 6530/Mum/2016 I.T.A. No. and other seven appeals bogus purchases to the tune of 87.5% by the ld. CIT(A) against the 100% made by the AO.

3. Facts of the case are that the assessee filed return of income on 29.11.2006 declaring total income of Rs.1,44,99,999/- which was processed u/s 143(1) of the Act on 31.3.2008 accepting the returned income. Thereafter, the AO reopened the assessment by issuing the u/s 148 of the Act after receiving the information from the DGIT(Inv) Mumbai who in turn was passed on the information by the Sales Tax Department, Government of Maharashtra that the assessee obtained bogus purchase bills from the various parties whose names were appearing in the website of Government of Maharashtra as a hawala operators. A survey action u/s 133A of the Income Tax Act, 1961 was conducted on the assessee as according to the AO, the assessee obtained bogus bills to suppress its profits. During the course of survey proceedings, it was found that the assessee was not following the standard of operating procedure by making purchases from Doshi Trading Company and most of these parties were not genuine and verifiable. During the course of assessment proceedings, the AO asked the assessee vide letter dated 28.11.2013 to produce the parties along with the supporting details of parties and purchases made from them and also the details of goods used in the manufacture and finished products. The assessee was asked to explain as to why Rs.7,81,370/- admitted by Shri Sunil Gupta, 4 6530/Mum/2016 I.T.A. No. and other seven appeals Managing Director of the assessee company to be non-genuine purchases should not be added to the total income of the assessee which was replied by the assessee vide letter dated 21.3.2014 as incorporated in para 5 of the assessment order. During the course of assessment proceedings, the assessee produced a copy of bank statement, ledger account and consumption stock register and statement etc. It was also submitted before the AO that when the sales tax authority failed to locate the suppliers of goods, the assessee was denied set off of VAT on purchases and was forced to pay the additional demand on behalf of the suppliers. The AO was not convinced with the submissions of the assessee and therefore added the entire sum of Rs.7,81,370/- to the total income of the assessee. The matter was carried to the First Appellate Authority, who after considering the various aspects of the case partly sustained the addition to the extent of 12.5% of bogus purchases thereby deleting 87.5% of the bogus purchases for which both the parties are in appeal before us.

4. The ld.AR vehemently submitted before us that the order passed by the ld.CIT(A) partly confirming the order of the AO to the extent of 12.5% of bogus purchases was totally wrong and against the facts of the case as the AO has not made any independent inquiry at all. The AO has not issued notices to the parties u/s 133(6). Further, ld.AR submitted that notwithstanding the purchases were admitted by the Managing Director of 5 6530/Mum/2016 I.T.A. No. and other seven appeals the assessee during the course of survey proceeding, but goods were infact procured and used in the manufacturing process as apparent from the stocik tally. The ld.AR further contended that the applicable rate for VAT is 4% and at the most if the GP on alleged bogus purchases was so is to be applied then the assessee could be said to have made the savings on account of non payment of VAT only to the extent of 4% + reasonable GP. The ld. AR submitted that in the similar cases the co-ordinate Benches of the Tribunal have taken a consistent view by applying VAT +2 for the net profit of the assessee. Accordingly, the GP at the most 6% may be applied.

5. The ld. DR on the other hand, relied on the orders of AO and submitted that the assessee undoubtedly was availing bogus purchase bills from the parties which were declared suspicious hawala operators by the Sales Tax Department, Government of Maharashtra. The ld. DR submitted that the mere fact is that the assessee has purchased the materials and payments were made by cheques, delivery taken , stock consumed in the manufacturing process did not prove the genuineness of the purchases. As regards non-investigation by the AO, the ld.DR submitted that the onus is on the assessee to produce the parties and prove the genuineness of the purchases and not AO. The ld. DR prayed before us that the order of the AO be restored and that of ld.CIT(A) be set aside. 6

6530/Mum/2016 I.T.A. No. and other seven appeals

6. We have carefully considered the contentions of the parties and perused the material placed before us including the orders of authorities below. The undisputed facts are that the assessee was found to have availed accommodation entries of bogus purchases from the hawala dealers amounting to Rs.7,81,370/- from Doshi Trading Company which is the hawala operator listed in the website of Sales Tax Department, GOM. The assessee is engaged in the business of plumbing. The assessee has produced before the AO copies of bills and vouchers, ledger account and consumption register maintained by the assessee. Further, despite the assessee having supplied the names and addresses of the parties, the AO did not issue notice u/s 133(6) of the Act and thus has not taken any steps for verification of the genuineness of purchase and thereby not conducted any inquiry or investigation in the matter and solely harped on the belief that the party was declared as hawala dealer. The ld. CIT(A) partly allowed the appeal of the assessee by sustaining the addition to the extent of 12.5% of the total bogus purchase. In the present case before us in such type of cases of hawala purchases the assessee purchase goods from the grey market and thereby saves by non-payment of VAT and other incidental taxes. In the present case before us, the applicable VAT rate is 4% and therefore a reasonable conclusion is that the assessee might have saved 4% by making purchases from the gray market. In similar type of cases, the Co-ordinate Benches of 7 6530/Mum/2016 I.T.A. No. and other seven appeals the Tribunal have been taking a view a reasonable rate of profit depending on the VAT saved by the assessee should be made. In the present case, since the VAT is 4%, we are of the considered view, it would be fair and reasonable if the addition is sustained equal to 6% of the total bogus purchases. Accordingly, the appeal of the assessee is partly allowed and that of Revenue is dismissed.

I.T.A. No.6531,6532, 6533/Mum/2016 (by assessee), ITA No.6451/Mum/2016 (by revenue).

7. In these appeals the issue raised by the respective parties are similar to that as decided by us in the earlier paragraphs in ITA No I.T.A. No.6530/Mum/2016 (by the assessee)and ITA No.6450/Mum/2016 (By Revenue) and hence the decision taken therein would mutatis mutandi apply to these appeals as well. Accordingly, the appeals of the assessee are partly allowed and that of revenue stand dismissed. I.T.A. No.6534/Mum/2016 (by assessee), ITA No.6449/Mum/2016 (by revenue).

8. In the appeal of the assessee, the grounds of appeal taken by the assessee from one to three have already been decided by us while dealing the appeal no.6530/M/2016 & 6450/M/2016 and hence, the decision taken therein would be applicable to these appeal as well with regard to ground of appeal no.1 to 3 and hence, these grounds are partly allowed. 8

6530/Mum/2016 I.T.A. No. and other seven appeals

9. With regard to ground no 4 of appeal taken by the assessee in ground no.4 is as against he confirmation of order of AO by the ld. CIT(A) rejecting the claim of TDS credit amounting to Rs.20,41,218/-.

10. The brief facts of the case are that the AO on the basis of AIR information observed that assessee has not shown gross income meaning thereby that net income after deduction of TDS was shown. Accordingly AO added a sum of Rs.20,41,218/- to the total income of the assessee on the ground that the assessee did not file any supporting evidences. The ld.CIT(A) restored the issue to the file of AO and directed the AO to allow the claim of the assessee after verifying the documentary evidences and bringing on record the details.

11. We find that the ld. CIT(A) has correctly directed the AO to carry out necessary verification and decide the issue of TDS credit accordingly. We are in complete agreement with the findings of the ld.CIT(A) and direct the AO to look into the matter after providing fair and reasonable opportunity of being heard to the assessee. We also direct the assessee to co-operate with the AO for speedy disposal of the issue.

12. In the result, the appeal of the assessee is allowed for statistical purposes and revenue's appeal is dismissed.

13. In sum and substances, i. I.T.A. No.6530/Mum/2016 (by the assessee) is partly allowed; ii. ITA No.6450/Mum/2016 (By Revenue) is dismissed; 9

6530/Mum/2016 I.T.A. No. and other seven appeals iii. I.T.A. No.6531,6532,6533/Mum/2016 (by-assessee) are partly allowed; iv. ITA No. 6451/Mum/2016 (by revenue) is dismissed; v. I.T.A. No.6534/Mum/2016 (by assessee) partly allowed for statistical purposes and;

vi ITA No.6449/Mum/2016 (by revenue) is dismissed.

Order pronounced in the open court on 31st Oct, 2010, 2017 Sd sd (SAKTIJIT DEY) ( RAJESH KUMAR ) JUDICIAL MEMBER ACCOUNTANT MEMBER भुंफई Mumbai; ददनांक Dated 31.10.2017 SRL,Sr.PS आदे श की प्रततलरपऩ अग्रेपषत/Copy of the Order forwarded to :

1. अऩीराथी / The Appellant
2. प्रत्मथी / The Respondent
3. आमकय आमक् ु त(अऩीर) / The CIT(A)
4. आमकय आमक् ु त / CIT - concerned
5. पवबागीम प्रतततनधध, आमकय अऩीरीम अधधकयण, भफ ुं ई / DR, ITAT, Mumbai
6. गार्ड पाईर / Guard File आदे शानस ु ाय/ BY ORDER, True copy उऩ/सहामक ऩंजीकाय (Dy./Asstt. Registrar) आमकय अऩीरीम अधधकयण, भफ ुं ई / ITAT, Mumbai