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 7, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Acit- Cc- 4(2), Mumbai vs Saurav Jewellers Pvt. Ltd., Mumbai on 28 October, 2022

IN THE INCOME TAX APPELLATE TRIBUNAL, 'E' BENCH MUMBAI BEFORE: SHRI AMIT SHUKLA, JUDICIAL MEMBER & SHRI M.BALAGANESH, ACCOUNTANT MEMBER ITA No.999/Mum/2021 (Assessment Year :2014-15) & ITA No.998/Mum/2021 (Assessment Year :2015-16) Saurav Jewellers Private Vs. Dy. Commissioner of Limited, Income Tax, th 4 Floor 80/82, Dhanjee DCIT CC-4(2), Mumbai.

Street, Zaveri Bazar,
Mumbai-400003
                  PAN/GIR No.AABCB4696B
(Appellant)                 ..   (Respondent)

                   ITA No.2504/Mum/2021
                 (Assessment Year :2014-15)
Asstt.   Commissioner    of Vs. M/s. Saurav Jewellers Pvt.
Income-tax, Central Circle-     Ltd.
4(2),                           4 t h Floor, 80/82, Dhanji
Room No. 1918, 19th Floor,      Street,     Zaveri  Bazar,
Air India Building, Nariman     Mumbai-400003
point,
Mumbai-400021
                  PAN/GIR No.AABCB4696B
(Appellant)                 ..  (Respondent)



Assessee by                  Shri Vijay Mehta
Revenue by                   Shri Prakash R. Mane, CIT DR.

Date of Hearing                 18/08/2022

Date of Pronouncement            28/10/2022


                    आदे श / O R D E R
                                       2
                          ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021
                                                 M/s. Saurav Jewellers Pvt. Ltd.



PER M. BALAGANESH (A.M):


These appeals in ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 for A.Y. 2014-15, 2015-16 arise out of the order by the ld. Commissioner of Income Tax (Appeals)-CIT(A) 52, Mumbai in appeal No. CIT(A), Mumbai-52/10351/2017-18, CIT(A), Mumbai- 52/10348/2017-18 dated 20/05/2021 (ld. CIT(A) in short) against the order of assessment passed 153A r.w.s.143(3), u/s. 143(3) of the Income Tax Act, 1961 (hereinafter referred to as Act) dated 15/12/2017 by the ld. Dy. Commissioner of Income Tax (hereinafter referred to as ld. AO).

Identical issues are involved in all these appeals, hence, they are taken up together and disposed of by this common order for the sake of convenience.

2. The ground No.1 raised by the assessee was stated to be not pressed by the ld. AR at the time of hearing. The same is reckoned as a statement made from the Bar and hence, dismissed as not pressed.

3. The ground Nos.2-4 raised by the assessee for the A.Y. 2014-15 are challenging the disallowance of making charges amounting to Rs.49,83,491/-.

3.1. We have heard rival submissions and perused the materials available on record. We find that assessee is engaged in the business of manufacturing and trading of gold bearings and export of gold jewellery. The assessee is deriving business income which has been offered to tax in the return of income and had filed its return of income for the A.Y.2014- 15 on 31/10/2014 declaring total income of Rs.3,63,52,110/-. A search 3 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

and seizure action was carried out u/s.132(1) of the Act along with other cases of Gauti Group on 09/03/2015. The parent company of Gauti group is M/s. Sumatichand Gauti Jewellers pvt ltd. Consequent upon search, assessee's case was centralised and the jurisdiction vested with the ld. AO stated hereinabove. It was found in the search action that Gauti group has been concealing its correct income by obtaining accommodation entries in the form of introduction of share capital from companies and inflating making charges and wastage so claimed in the books of accounts of various group entities. During the search operation, parallel books of accounts of Gauti group were found to have been placed at premises known as 17/3, S. N. Das Lane, Kolkata. Accordingly, soft copy in the form of hard disc containing the back up of soft data taken by the assessee in pen drive was also seized during the search action. During the course of search, Shri Kirti Kumar Gauti in his statement recorded u/s.132(4) of the Act on 11/03/2015 confirmed that the premises at 17/3, S.N.Das Lane, Kolkata-700 050 is the secret premises kept by the group for the specific purpose of maintaining parallel data of four entities of the group i.e. Sumatichand Gauti Jewellers Pvt. Ltd,. Saurabh Jewellers Pvt. Ltd., (assessee herein), SEG Exports Pvt. Ltd., and M/s. Soorajmal Gauti, proprietary concern of Shri Sumatichand Gauti. Such data was maintained in MS Excel sheets. Yearwise MS Excel sheets were prepared on the basis of issue and receipt vouchers handled by Shri Kirti Kumar Gauti with karigar working for the said entities of the group. The ld. AO concluded that data contained in such MS Excel Sheets reveal that the group had been indulging in claiming excess amount of making charges and wastage in regular books of accounts of the said four entities of the group. Admittedly, the said excel sheets contained the data of raw gold received from various banks, the gold issued to the Karigars - Shri Lob Ghorai and 4 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

Shri Golok Patra, among other karigars, jewellery received from them after the job work and the closing balance of gold lying with Karigar.

3.2. The search operations were also conducted in the premises of Karigars Shri Lob Ghorai and Shri Golok Patra on 09/03/2015. The seized papers impounded from residential premises of Shri Lob Ghorai on 09/03/2015 was marked as LKG/03. Similarly papers were seized from the residential premises of Shri Golok Patra during the course of search on 09/03/2015. These papers were confronted with Shri Kirit Kumar Gauti who admitted in his statement on oath recorded u/s.131 of the Act on 11/08/2015. Further commission u/s.131(1)(d) of the Act was issued on DDIT (Investigation), Unit 1(3) Kolkata requesting him to record a statement on oath u/s.131 of the Act from Shri Lob Ghorai. Accordingly statement on oath was recorded from Shri Lob Ghorai on 21/08/2015 wherein it was confirmed that the typed excel sheets found and seized contain the real transaction done which has issue of raw gold, purity, jewellery given back to M/s. Sumatichand Gauti Jewellers Pvt. Ltd., and its other concerns, closing balance etc. The ld. AO concluded that the excel sheets maintained is nothing but parallel books of accounts / parallel data maintained by the assessee containing real transactions.

3.3. The Gauti group is engaged in the business of manufacturing of gold jewellery and trading in jewellery. Bullion trading is carried out from both the places i.e. Mumbai and Kolkata. However, the jewellery manufacturing process is carried out and controlled only by the group entities based in Kolkata. The business operations of bullion trading takes place in the domestic market whereas the business operation in relation to jewellery manufacturing are mostly done in the export market. The jewellery is manufactured in Kolkata and the same is generally sold in the 5 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

export market. In the domestic market, the group entities buy duty paid gold from banks and sell it to various jewellers in the local market. Apart from sale of bullion these entities also sell manufactured jewellery item in the domestic market. As regards exports of jewellery items manufactured by the group entities based in Kolkata, the following process is involved:-

a) Receipt of orders
b) Import / purchase of raw material / gold bars from banks on credit.
c) Giving Orders to Karigars for Bullion Manufacturing:-
The gold purchase from banking channel is issued to various karigars along with specifications, item code etc. According to ld. AO, Karigars are paid making charges and are allowed to keep the gold wastage as part of their payment. At the time of issuance of gold to karigars, the issue voucher is prepared in the name of concerned karigar and the entry for the same is made in the stock register. Apart from getting the manufactured jewellery from Karigar, the group entities also have a dedicated manufacturing unit in SEZ i.e. Mani Kanchan at Kolkata. These entities import gold duty free.
d) Receipt of Finished Jewellery:-
After the jewellery is manufactured, the same is received from Karigar and issued receipt vouchers and the corresponding entry is made in the stock register.
e) Export of finished jewellery.

3.4. The ld. AO observed that from 30-35 Kargiars working for the group entities which manufacture jewellery items and give it back to the group entities for which they charged certain rate / amount of making charges and / or wastage.

6 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021

M/s. Saurav Jewellers Pvt. Ltd.

3.5. The statement of Karigars i.e. Shri Lob Ghorai and Shri Golok Patra were recorded during the course of search wherein they had stated that actual making charges received by them is Rs.2/- per gram whereas cheque they had received was for Rs.13/- to 18/- per gram and difference is given back in cash to the assessee. Shri Kirit Gauti incharge of Kolkata operations of the group, in his statement recorded during the course of search proceedings accepted to that actual making charges paid of Rs.3/- per gram. The excel sheets termed as alleged parallel books seized from the premises showed that actual making charges were lower than making charges debited in the books of the assessee. These excel sheets for the period 01/04/2009 to 09/03/2015 (A.Y.s 2010-11 to 2015-16) are enclosed in pages 107 to 126 of the paper book. The ld. AO based on the statement recorded from these karigars concluded that the making charges is accepted only at Rs.3/- per gram and proceeded to disallow the excess making charges for A.Yrs. 2014-15 in the sum of Rs.49,83,491/- and Rs.25,40,622/- for A.Y.2015-16 respectively. The ld. CIT(A) primafacie dismissed the findings of the ld. AO as the disallowance has been made based on the statements recorded during the search. He further held that the making charges of the karigar are included in the wastage of gold in jewellery making and therefore no separate payments are required to be made to them for labour charges.

3.6. We find that the primary basis of making the addition is the excel sheets found and seized during the course of search, contents of which were explained by karigars i.e. Shri Lob Ghorai and Shri Golok Patra in their respective sworn statements. But it is pertinent to note that the said karigars had retracted their statements immediately after the search on the ground that the original statements were recorded form them under 7 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

pressure and that the karigars were made to sign a pre-typed statements by the search parties. The retraction is made in the form of an affidavit in a non-judicial stamp paper on 18/03/2015 by Shri Lob Ghorai and on 11/05/2015 by Shri Golok Patra. Both these affidavits are forming part of the paper book filed and placed on record before us. In the said affidavit, both the karigars had affirmed that the concerned officer had given them a written statement and asked to sign under oath and did not even allow them to read the contents of the statement. Both the parties had even affirmed that the original statements were recorded under pressure from the Income Tax authorities and they were not having proper mental balance at the time of giving those statements. It was submitted by the ld. AR that the contents of the affidavit filed by the karigars gets further strengthened by the fact that Shri Lob Ghorai (karigar) is not even educated and does not know English, however, the entire statement has been recorded from him in English whereas the signature has been made by him in Bengali. This fact is evident from page 65 of the paper book containing the statement from Shri Lob Ghorai dated 09/03/2015. However, this is not the case with Shri Golok Patra in English. We find that Shri Golok Patra in his statement recorded on 09/03/2015 had replied vide reply to Question No.6 while explaining the modus operandi of the business, wherein he had stated that he would receive 24 carat gold bars from Gauti group, then he will mix alloy to make it 22 or 21 carat, thereafter, those gold bars along with alloy would be handed over by him to different karigars. During this process, little wastage would be incurred. After making jewellery, he would hand over the manufactured jewellery to Gauti group. The ld. AR submitted that this answer goes to prove that the making charges are to be paid to Mr. Golok Patra (karigar) and to other sub-karigars. Admittedly all those sub-karigars are engaged by the main karigar. The assessee is no way connected with the sub-karigars. The 8 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

same is with the case of another Karigar Shri Lob Ghorai. The ld. AR submitted that statement given to Shri Lob Ghorai and Shri Golok Patra is that only Rs.2/- to 3/- per gram has been charged as making charges, had to be understood in a way that they would be getting only Rs.2/- to 3/- per gram and remaining payments of Rs.10 to Rs.11/- per gram would be passed to the sub-karigars who actually engage in the manufacturing of jewellery. The ld. AR also drew the attention to the statement of Shri Lob Ghorai wherein the word "assessee" has been mentioned in several places. He argued that a layman like Shri Lob Ghorai while making a statement would never mention the word "assessee" instead would only refer in person by name. This goes to the prove that it is only a pre-typed statement given by the search party to Shri Lob Ghorai and Shri Lob Ghorai signing the same. Further, in response to Question No.12 by Shri Lob Ghorai, it has been stated that TDS is deducted on making charges at Rs.2/- per gram only which is factually incorrect as the TDS was deducted on the entire amount of Rs. 12/- to 13/- per gram. The ld. AR in this regard drew our attention to the ledger account of Shri Lob Ghorai enclosed in page 127 of the paper book. The ld. AR accordingly submitted that the statements recorded from Shri Lob Ghorai and Shri Golok Patra could not be relied upon at all as it contains (i) pre-typed statement given by the search party (ii) factually incorrect statements regarding TDS (iii) the word "assessee" being mentioned regularly by layman like Shri Lob Ghorai and Shri Golok Patra. Accordingly, he argued that the said statements which is the sole basis of making addition cannot be relied upon. Further, the ld. AR argued that the statements given by Shri Lob Ghorai and Shri Golok Patra that difference of Rs.10/- to Rs.11/- per gram towards making chares were withdrawn by them in cash and given back to the assessee is to be understood in the manner that the said cash payments were not given back to the assessee but instead paid to the 9 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

small sub-karigars by them towards the work actually carried out by these sub-karigars in manufacturing of jewellery. In other words, the ld. AR submitted that the statements of Shri Lob Ghorai and Shri Golok Patra are to be understood in the following manner:-

(a) Assessee will make Rs.12/- to Rs.13/- per gram to Shri Lob Ghorai and Shri Golok Patra towards making charges.
(b) Shri Lob Ghorai and Shri Golok Patra being main karigars would retain Rs.2/- to Rs.3/- per gram as their making charges.
(c) Shri Lob Ghorai and Shri Golok Patra will withdraw the cash i.e. Rs.10/- to Rs.11/- per gram and make payment to the sub- karigars engaged by them.
(d) Shri Lob Ghorai had engaged 10 karigars and Shri Golok Patra had engaged 40 karigars.
(e) No small sub-karigars would work without getting payment for their labour charges.

3.7. We find that there are certain factual inconsistencies in the statements recorded from both the karigars as detailed supra. In any event, it is a fact that both the karigars had duly retracted from their respective statements vide retraction affidavit already placed on record. Hence, no statements of the karigar could be relied upon for the purpose of making addition in the hands of the assessee. It is not in dispute that the assessee while making payments to karigars had deducted tax on the entire payment of Rs. 12/- to Rs.13/- per gram towards making charges. The main karigars i.e. Shri Lob Ghorai and Shri Golok Patra had duly accounted the same as their income in their books and had offered the net profit earned by them in their respective tax returns. In this regard, for A.Y.2014-15, we find from the audited financial statement of Shri Lob 10 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

Kumar Ghorai, he had received total making charges of Rs. 48,15,373/- from Gauti group which includes assessee also and had inturn made making charges to Rs.33,08,138/- to sub-karigars. Thereafter, total net profit from business declared by Shri Lob Ghorai for A.Y.2014-15 is Rs.4,76,716/-. If the contention of the Revenue that only Rs.3/- per gram should be accepted as making charges, then these karigars i.e. Shri Lob Ghorai and Shri Golok Patra could not have reported the net profits as they are reflected in their respective income tax returns. This is evident from the table shown below:-

Name of Karigar    A.Y.                Receipts         of Net profit from
                                       making charges business shown
                                       from Gauti group in the return
                                       ranging       from
                                       Rs.12/-          to
                                       Rs.18/- per gram
Shri Lob Ghorai    2012-13             50,86,852/-           4,42,048/-
                   2013-14             31,76,043/-           4,27,113/-
                   2014-15             37,31,598/-           4,76,716/-
Shri Golok Patra   2011-12             27,84,427/-           4,45,508/-
                   2012-13             52,03,168/-           5,59,386/-
                   2013-14             42,93,713/-           5,15,246/-
                   2014-15             45,63,842/-           5,41,572/-
Shri Malay Kopat   2013-14             33,85,305/-           5,80,986/-
                   2014-15             73,61,716/-           8,08,209/-
                   2015-16             1,50,55,851/-         16,88,237/-
Shri    Chinmay 2010-11                19,95,233/-           3,41,915/-
Kundu
                   2011-12             21,13,737/-           4,10,619/-
                                     11
                         ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021
                                                M/s. Saurav Jewellers Pvt. Ltd.


                   2012-13            12,89,683/-          5,34,654/-
Shri        Sankar 2012-13            17,04,184/-          4,55,568/-
Samanta
                   2013-14            25,47,699/-          5,76,830/-
                   2014-15            58,03,158/-          7,10,400/-


3.8. If the making charges rate as determined by the Revenue at Rs.3/- per gram has to be considered, the aforesaid karigar's net profit declared by them from the business in their respective tax returns would be higher than the gross receipts of making charges at Rs.3/- per gram. This itself goes to prove that the making charges cannot be at Rs.3/- per gram. These facts and figures are staring on us to conclude that making charges paid by the assessee ranging from Rs.12/- to Rs.13/- per gram is acceptable and correspondingly the making charges determined by the ld. AO @Rs.3/- per gram is devoid of merits and baseless.

3.9. Hence, from the above facts and figures, it could be safely concluded that the disallowance of making charges made by the ld. AO by placing reliance on the statements recorded from two karigars is totally baseless.

3.10. Now what remains to be addressed is the corresponding statement given by Shri Kirit Kumar Gauti, the key person of the group. The ld. AO in his assessment order had stated that the statements of karigars were confronted with Shri Kirit Kumar Gauti who had also accepted that actual making charges is only Rs. 3/- per gram and that the difference is received back from the karigars in cash. In this regard, Shri Kirit Kumar Gauti had indeed filed police complaint on 13/03/2015 i.e. within four days from the date of search, making various allegations against the 12 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

search team stating that he was brutally beaten up by the search team during the course of search and forced to record and sign a statement in the manner in which the search team wanted to record. The copy of the said police complaint is enclosed in page 62 of the paper book. However, no finding is given by the lower authorities with regard to this complaint, hence, we do not deem it fit to get into this aspect of police complaint made by Shri Kirit Kumar Gauti, about the manner in which statements were recorded from him. However, we find that Shri Kirit Kumar Gauti had also retracted from his statement given on 09/03/2015 vide his retraction affidavit dated 18/03/2015 which is immediately after the search wherein he had affirmed that he was mentally put under pressure by the Income Tax authorities and he had lost his mental balance and accordingly, he had signed the statement without understanding the contents recorded thereon. He had also stated that under the threat from the department, he had no option but to agree on the dictated statement of the authority and signed on the said pre-written statement of the authority. It is pertinent to note that the said retraction affidavit was duly filed by the assessee before the Investigation Wing as well as before the ld. AO. Further, the promoter of the assessee group M/s. Sumatichand Gauti Jewellers had also categorically denied making payment of any excess making charges during the course of his statement on 12/03/2015 vide reply to Question No.62. Hence, the disallowance made based on statement from Shri Kirit Kumar Gauti also falls flat and deserved to be dismissed.

3.11. Even though the statements relied upon by the Revenue had been dismissed, the excel sheets were actually seized during the course of search. According to Income Tax department, the said excel sheets are parallel books maintained by the assessee. In this regard, we have gone 13 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

through the said excel sheets which are enclosed in pages 107 of the paper book onwards. We find that these excel sheets are merely a quantitative tally meant for control purpose prepared by some employee of the assessee company to meet the track of flow of stock of gold / jewellery. The said excel sheet can never be construed as the books of the accounts or the parallel books of account. The ld. AR submitted that the standard wastage and standard making charges had been mentioned by the employee who had maintained this quantitative data. This is recorded by the employee just to have a control as to the quantity of jewellery received back from the karigar after reducing standard wastage thereon. In fact, in para 16.11 of the order of the ld. CIT(A), it has been categorically mentioned by ld. CIT(A) that the said excel sheets reveal entries concerning issue and receipt of gold to the karigars along with necessary weight of said issues / receipts. The ld. CIT(A) observed that however, the completeness of the data in the excel sheets are indeed in doubt as far as overall picture of gold quantity is concerned. The ld. CIT(A) further observed that although in the top of the sheet, making charges rate @Rs.3/- per gram was mentioned, karigar wise computations are not made in the said excel sheets. The ld. CIT(A) also observed that the most significant deficiency noted in such excel sheet is that no wastage has been shown in the cases where the semi-finished jewellery has been manufactured by the karigars. Similarly, no wastage has been shown in cases where coins have been manufactured by the karigars. The ld. CIT(A) also observed that if the ld. AO's argument that "making charges are in the form of wastage" is to be accepted, then the inference would be that the karigars are working for free in respect of such semi-finished jewellery and coin manufacturing which would result in absurdity. The ld. CIT(A) also observed in para 16.12 of his order that the said excel sheet is not meant or used for making payment of making 14 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

charges to various karigars or determining wastage. Further, the ld. CIT(A) in para 16.13 of his order had categorically stated that though the assessee had pointed out certain flaws with the maintenance of excel sheets, there is no doubt about the authenticity of transaction between the group and the karigars as far as the volume of gold is concerned. The ld. CIT(A) observed that -to this extent, it is proposed to rely on the excel sheet. As noted above, it is possible to use the excel sheet for further computation if necessary corrections are introduced in the sheet to take care of some glaring omissions like non- computation of wastage on semi-finished jewellery and gold coins as well as the fact that there are evidences of making charges being made through allowing certain level of wastage of karigars. These observations made by the ld. CIT(A) are not challenged by the revenue before us by bringing in any contrary evidences. Hence, we hold that excel sheets seized during the course of search cannot be construed as parallel books and they are merely controlling sheets maintained by employees for computation of jewellery after giving credit or deduction for standard quota of wastage. Hence, linking these excel sheets with the diaries marked as Annexure A-3 & A-7 would be incorrect. We find from the Annexure A-3 & A-7 notings contained in the diaries that they are merely rough jottings made by some employee and no way depict the cash receipt of the making charges from the karigars as alleged by the ld. DR herein. We find that the said diaries nowhere show that Rs.2/- per gram is retained with karigars and remaining amount is given back to the assessee in the form of cash. Hence, reliance placed on those diaries as corroborative evidence is grossly incorrect. Moreover, we also find that the notings found in those diaries were relating to cash transactions for a limited period of time. The ld. AO in the instant case 15 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

had extrapolated the same for the remaining period and disallowed the entire making charges debited over and above Rs.2/- per gram.

3.12. We find that the assessee had submitted the comparable price from the market with various parties which goes to prove that the making charges prevailing in the market are ranging from Rs.13 - Rs.18/- per gram. The gold receipt vouchers issued by P C Chandra Jewellers, Kolkata show making charges @Rs.18/- per gram. Even going by this comparable data, the making charges debited by the assessee is much lesser than the market price. Hence, there cannot be any disallowance of making charges on the ground that it is paid in excess by the assessee.

3.13. To sum-up, the disallowance made by the Revenue on account of excess making charges deserve to be deleted due to-

(a)Statements of karigars Shri Lob Ghorai and Shri Golok Patra containing various factual inconsistencies;
(b) Statements of Shri Lob Ghorai and Shri Golok Patra were retracted;
(c)Statement of Shri Kirit Kumar Gauti which stood subsequently retracted;
(d) Statement of promoter of the assessee group M/s. Sumatichand Gauti Jewellers wherein he had categorically denied making payment of any excess making charges during the course of his statement on 12/03/2015 vide reply to Question No.62;
16 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021

M/s. Saurav Jewellers Pvt. Ltd.

(e) Excel sheet wrongly construed as parallel books but actually the excel sheets are meant only for quantitative date of gold / jewellery after giving due credit for standard wastage;

(f) The excel sheet did not contain any payment of making charges to the karigar which fact has been accepted by the ld. CIT(A) in his order;

(g) Rough jottings made in the diaries Annexure A-3 & A-7 are meant only for limited period of time and the ld. AO erred in extrapolating the same for the remaining period of time;

(h) Rough jottings made in the diaries did not contain any evidence or noting to prove that excess making charges paid by the assessee has been received back as cash from the karigars by the assessee;

(i) Comparable market price of P C Chandra Jewellwers prove the payment of making charges at Rs.18/- per gram which is far higher than the making charges debited by the assessee herein.

3.14. In view of the above, the disallowance made on account of making charges amounting to Rs.49,83,491/- for A.Y.2014-15 is hereby directed to be disallowed. Accordingly, the ground Nos.2 & 3 raised by the assessee are allowed.

4. The ground Nos. 5 & 6 raised by the assessee for the A.Y. 2014-15 and ground Nos. 1-5 raised by the revenue are with regard to the disallowance made on account of wastage charges.

17 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021

M/s. Saurav Jewellers Pvt. Ltd.

4.1. We have heard rival submissions and perused the materials available on record. The assessee had claimed wastage charges on an average ranging from 3-3.5%. The ld. AO by placing reliance on the statements recorded from karigars Shri Lob Ghorai and Shri Golok Patra and statement of Shri Kirti Kumar Gauti and excel sheets containing standard wastage percentage, arrived at the allowable wastage to be at 2.5%. According to the ld. AO, data of wastage recorded in the excel sheet seized contain the actual details of wastage. In the assessment order, the ld. AO compared the wastage appearing in the excel sheets with the wastage booked in the regular books of accounts and held that there is an excess reflected in the books and accordingly, proceeded to disallow the excess wastage for various assessment years as under:-

Particulars              AY 2013-14           AY 2014-15           AY 2015-16
Total wastage as per     81.17                149.10               145.59
actual books (In Kgs.)
Total Wastage as per     60.23                89.63                52.52
excel sheet (In Kgs.)
Difference (In Kgs.)     20.94                59.47                93.07
Proportionate            Nil*                 82,42,155            98,81,191
addition in assessee


* No business in assessee company in A.Y. 2013-14.

4.2. The ld. CIT(A) estimated the wastage at 3% to be reasonable on finished jewellery. Further, the ld. CIT(A) allowed wastage on semi- finished jewellery and coins on the ground that data contained in excel sheet had glaring omissions like non-computation of wastage of semi- finished jewellery and gold coins. Accordingly, the ld. CIT(A) granted relief to that extent and addition of Rs.15,06,455/- was confirmed by the ld. CIT(A) as against the addition made by the ld.AO in the sum of Rs.82,42,155/- made by the ld. AO. Aggrieved, both the assessee as well 18 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

as the revenue are in appeal before us against their respective grievances.

4.3. As held by us hereinabove for wastage charges, the statement of karigars and Mr. Kirit Kumar Gauti could not be relied upon as they stood retracted immediately after the search. Further, we had already held that seized excel sheets are only meant for control purpose maintained by an employee to keep a track of flow of stock and that the said excel sheets cannot be construed as actual books or parallel books. From the perusal of the said excel sheets enclosed in page 107 of the paper book onwards, we find that the said sheets do not contain actual wastage. The employee who had maintained the said data had only mentioned the standard wastage percentage uniformly for all the years only to ensure that the quantity of raw material issued to the karigars and finished product received back from them are within the expected tolerance range of wastage. Hence it could be concluded that the excel sheet is meant for control for the purpose of quantitative tally of flow of stock. As stated at the cost of repetition, we would like to state that the receipt mentioned in the said excel sheet is only standard / fixed percentage of wastage allowed to the concerned karigar. This is evident from the excel sheets wherein for the period 01/09/2014 to 09/03/2015 pure gold received from the karigars was 79589.58 and standard wastage of 2.25% worked out at 1790.77 grams is mentioned has been computed and the resultant figure of 81,380.34 gms (78689.58 gms representing pure gold + 1790.77 representing wastage worked out at 2.25% of pure gold received) is shown as gold received back from karigar. It is inconceivable that the wastage remains at the standard percentage of 2.25% per each quantity of gold issued to karigar. This itself goes to prove that the excel sheet data does not contain actual wastage. But the data is maintained by the 19 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

employee to keep the track of manufacturing of gold. We find that in the jewellery industry, the wastage of each jewellery would be depending upon the shape, size, design of the jewellery etc., Therefore, the adoption of fixed percentage of wastage in excel sheet data maintained by an employee cannot be used by the Revenue for arriving at the acceptable wastage and disallowing the remaining portion as excess. From the perusal of the excel sheet maintained by the employee, forming part of the seized document, we find that the balance figure of gold lying with smith i.e. karigar is also derived figure and not actual figure. This itself proves the fact that excel sheet has been prepared purely for control purposes and not for recording the actual wastage. The ld. CIT(A) had already taken cognizance of various discrepancies that had crept in in the excel sheets maintained by the employee for which suitable credit has already been given to the assessee. Hence, the excel sheet data, in our considered opinion, is unreliable. Moreover, we find that the ld. AO had disallowed the wastage expenses as excess only for A.Y.2013-14, 2014-15 and 2015-16 by placing reliance on the excel sheet as sacrosanct. Whereas the same excel sheets contains data from A.Y.2010-11 onwards which was also seized during the course of search. For A.Yrs.2010-11, 2011-12 and 2012-13, the wastage reflected in excel sheet was much higher than the wastage reflected by the assessee in its books. Hence, the ld.AO had resorted to ignore those excel sheets for A.Yrs.2010-11, 2011-12 and 2012-13 as it is favouring assessee. The following tabulation would prove this fact:-

Financial Year Assessment Year Wastage claimed Wastage as per Difference in in books in Kgs excel sheets in Kgs (A-B) (A) Kgs (B) FY 2009-10 AY 2010-11 53.70 81.75 -28.05 FY 2010-11 AY 2011-12 44.95 62.20 -17.25 FY 2011-12 AY 2012-13 48.81 58.40 -9.59 FY 2012-13 AY 2013-14 81.17 60.23 20.94 FY 2013-14 AY 2014-15 149.10 89.63 59.47 FY 2014-15 AY 2015-16 145.59 52.52 93.07 20 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

4.3.1. No assessee would record lesser wastage in its books than what has been actually incurred by it since the same would lead to shortage in the gold quantity. This itself goes to prove that the excel sheet did not record the actual wastage incurred by the assessee and is meant purely for control purpose only and not otherwise.

4.4. Further, with respect of entries of wastage being received back from karigars to the appellant as alleged by AO, it is submitted that said notings are not receipt of wastage; rather the same are domestic purchase which are used in the manufacturing process in order to compensate the excess loss in the jewellery making. Moreover, such purchases are issued to karigars and not received from karigars which is duly reflected in the excel sheet. This fact has been duly considered and accepted by CIT(A) in para 16.31 at page no. 67 of the appellate order. Therefore, the said allegation of the ld. AO is incorrect.

4.5. It is pertinent to note that during the course of search, no discrepancy in physical stock was found by the search team. In fact physical verification of bullion was carried out by the search team and it had tallied with the book stock. Though some addition was made by the ld. AO in the sum of Rs.140,89,130/- towards unaccounted stock, the same was deleted by the ld. CIT(A), on the ground that the said addition has been made completely relying on the excel sheet seized during the course of search ignoring the factual deficiencies in those excel sheets. Against this deletion, the revenue had not preferred any appeal before us.

4.6. We find that Gems and Jewellery Council of Government of India had also accepted the normal standard wastage in respect of gold at 3.5%. The evidence in this regard was placed by the ld. AR in page 253 21 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

of the paper book. The wastage claimed by the assessee in the present case ranges from 3-3.5% which is in consonance with the Government approved standard of 3.5%. Moreover, the assessee had indeed given comparable cases of wastage from P C Chandra Jewellers, Kolkata wherein wastage is mentioned at 3.75%; Deys Guinea House, Kolkata at 4% ; Sremon Jewellers, Kolkata at 6% ; Sremon Jewellers at 5.5% on yet another date etc. This goes to prove that the wastage claimed by the assessee is much less than both the Government approved standard as well as the wastage claimed by the comparable cases. It is also pertinent to note that the aforesaid Government of India norms of allowing wastage at 3.5% has been followed and accepted by the Co-ordinate Bench of Kolkata Tribunal in the case of Anjali Jewellers Pvt. Ltd., vs. DCIT in ITA No.2252/Kol/2014 for A.Y.2010-11 dated 21/03/2016. In view of the aforesaid observations and respectfully following judicial precedents relied upon hereinabove, we hold that there is absolutely no case made out by the Revenue to disallow the wastage expenses on the ground that it is excess. The ld. AO is hereby directed to delete the entire disallowance made on account of wastage. Accordingly, the ground Nos. 5 & 6 raised by the assessee are allowed and ground Nos. 1-5 raised by the Revenue are also hereby dismissed.

5. The ground No.7 raised by the assessee for A.Y.2014-15 is general in nature and does not require any specific adjudication.

6. The next issue to be decided in the appeal of the Revenue is as to whether the ld. CIT(A) was justified in deleting the addition made on account of share application money in the sum of Rs.3,10,00,000/- u/s.68 of the Act in the facts and circumstances of the instant case.

22 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021

M/s. Saurav Jewellers Pvt. Ltd.

6.1. We have heard rival submissions and perused the materials available on record. During the year under consideration, the assessee company received share application money amounting to Rs.3.10 crores from its group concern M/s. Starpoint Dealers Pvt. Ltd., The ld. AO treated the said receipt as not genuine and proceeded to treat the same as unexplained cash credit and added u/s.68 of the Act. The ld. AO however, observed in the order that since the source of the said amount was already added in the hands of M/s. Starpoint Dealers Pvt. Ltd., the addition in the hands of the assessee herein was made on protective basis. On first appeal, the ld. CIT(A) deleted addition in the hands of the assessee since the substantive addition was confirmed by him in the hands of Ms/ Starpoint Dealers Pvt. Ltd., The Revenue is in appeal before us against the said deletion. We are unable to understand as to what grievance the Revenue could have in the instant case in as much as the ld. CIT(A) had deleted the protective addition in the hands of the assessee after duly confirming the addition in the hands of M/S. Starpoint Dealers Pvt. Ltd., on substantive basis. Moreover, we see from the ground of the Revenue that addition needs to be sustained in the hands of the assessee on the ground that M/s. Starpoint Dealers Pvt. Ltd., did not have sufficient creditworthiness. When the very same addition has already been made in the hands of M/s. Starpoint Dealers Pvt. Ltd., on substantive basis, the order of the ld. AO itself proves the creditworthiness of M/s. Starpoint Dealers Pvt. Ltd., In other words, the income tax assessment order of M/s. Starpoint Dealers Pvt. Ltd itself proves the source and creditworthiness of the said party to advance share application money to the assessee company. The assessee need not to prove anything beyond in this regard. In any case, when the substantive addition has already been confirmed by the ld. CIT(A), we do not find any infirmity in the order of the ld. CIT(A) deleting the protective addition 23 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021 M/s. Saurav Jewellers Pvt. Ltd.

made in the hands of the assessee. Accordingly, the ground Nos. 6 & 7 raised by the Revenue are hereby dismissed.

7. The ground No.8 raised by the Revenue is general in nature and does not require any specific adjudication.

8. In the result appeal of the assessee for A.Y.2014-15 is partly allowed and appeal of the Revenue for A.Y.2014-15 is dismissed.

ITA NO.998/Mum/2021 (A.Y.2015-16) Assessee Appeal

9. The ground Nos. 1-3 raised by the assessee for A.Y.2015-15 are identical to ground Nos.2-4 raised by the assessee for A.Y.2014-15. Hence, the decision rendered thereon by us hereinabove for A.Y.2014-15 shall apply mutatis mutandis for A.Y.2015-16 also except with variance in figures.

10. The ground Nos.4 & 5 raised by the assessee for A.Y.2015-16 are identical to ground Nos.5 & 6 raised by the assessee for A.Y.2014-15. Hence, the decision rendered thereon for A.Y.2014-15 shall apply mutatis mutandis for A.Y.2015-16 also except with variance in figures.

11. The ground No.6 raised by the assessee is general in nature and does not require any specific adjudication.

12. In the result, appeal of the assessee for A.Y.2015-16 is partly allowed.

24 ITA No. 999/Mum/2021, 998/Mum/2021, 2504/Mum/2021

M/s. Saurav Jewellers Pvt. Ltd.

13. To Sum Up ITA No. Appeal By A.Y. Result 999/Mum/2021 Assessee 2014-15 Partly Allowed 2504/Mum/2021 Revenue 2014-15 Dismissed 998/Mum/2021 Assessee 2015-16 Partly Allowed Order pronounced on 28/10/2022 by way of proper mentioning in the notice board.

                 Sd/-                                         Sd/-
             (AMIT SHUKLA)                              (M.BALAGANESH)
              JUDICIAL MEMBER                           ACCOUNTANT MEMBER


Mumbai; Dated                       28/10/2022
KARUNA, sr.ps

Copy of the Order forwarded to :
1. The Appellant
2.    The Respondent.
3.    The CIT(A), Mumbai.
4.    CIT
5.    DR, ITAT, Mumbai

6.    Guard file.

                         //True Copy//

                                                                                 BY ORDER,




                                                 (Sr. Private Secretary / Asstt. Registrar)
                                                                              ITAT, Mumbai