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 - Chennai

Mr. S. Sampath Kumar, Chennai vs Ito, Chennai on 31 January, 2017

                 आयकर अपीलीय अिधकरण, 'ए'  यायपीठ, चे ई
               IN THE INCOME TAX APPELLATE TRIBUNAL
                              'A' BENCH, CHENNAI
                      ी एन.आर.एस. गणेशन,  याियक सद य एवं
                       ी िड.एस. सु दर  सह, लेखा सद य के सम 

        BEFORE SHRI N.R.S. GANESAN, JUDICIAL MEMBER AND
          SHRI D.S. SUNDER SINGH, ACCOUNTANT MEMBER

                   आयकर अपील सं./ITA No. 2233/Mds/2016
                   िनधा रण वष  / Assessment Year : 2008-09

 Shri A. Subramaniam,                     The Income Tax Officer,
38, Appu Street, Mylapore,          v.    Non Corporate Ward 2(4),
Chennai - 600 004.                        Chennai - 600 034.

PAN : ABCPS0130N
   (अपीलाथ /Appellant)                          (!"यथ /Respondent)
                                    &
                   आयकर अपील सं./ITA No. 2234/Mds/2016
                   िनधा रण वष  / Assessment Year : 2008-09

Shri S. Sampath Kumar,                    The Income Tax Officer,
76, Bazar Road, Mylapore,           v.    Non Corporate Ward 2(4),
Chennai - 600 004.                        Chennai - 600 034.

PAN : AABPS2678H
   (अपीलाथ /Appellant)                          (!"यथ /Respondent)

 अपीलाथ क# ओर से/Appellant by : Shri F.C. Jain, FCA
 !"यथ क# ओर से/Respondent by : Shri B. Sahadevan, JCIT

       सुनवाई क# तारीख/Date of Hearing          : 05.01.2017
       घोषणा क# तारीख/Date of Pronouncement : 31.01.2017


                             आदेश /O R D E R

PER N.R.S. GANESAN, JUDICIAL MEMBER:

Both the appeals of the two independent assessees are directed against the respective order of the Commissioner of Income 2 I.T.A. No. 2233/Mds/2016 I.T.A. No. 2234/Mds/2016 Tax (Appeals) for the assessment year 2008-09. Since common issue arises for consideration in both the appeals, we heard the same together and disposing off the same by this common order.

2. Shri F.C. Jain, the Ld. representative for the assessee submitted that there was survey in the premises of the assessees on 10.04.2011. Both the assessees offered additional income for the assessment year 2009-10. No material was found either for the assessment year 2008-09 or 2009-10. In the absence of any material, the Assessing Officer by taking the additional income voluntarily offered by the assessees for the assessment year 2009-10 estimated the income for the assessment year 2008-09. According to the Ld. representative, the additional income offered by the assessees for the assessment year 2009-10 cannot be a basis for making addition for the assessment year 2008-09, in the absence of any material for escapement of income for the assessment year 2008-09. According to the Ld. representative, the Assessing Officer cannot make any addition on the basis of income offered by the assessees for the assessment year 2009-10.

3. We heard Shri B. Sahadevan, the Ld. Departmental Representative also. According to the Ld. D.R., during the course of 3 I.T.A. No. 2233/Mds/2016 I.T.A. No. 2234/Mds/2016 survey operation, the Revenue authorities found immovable properties, copies of bank statement etc. The assessee has not produced any books of account. Therefore based upon the additional income offered by the assessees for the assessment year 2009-10, the Assessing Officer estimated the income reasonably.

4. We have considered the rival submissions on either side and perused the material available on record. Admittedly there was a survey operation in the premises of the assessees on 10.04.2011. During the course of survey operation, the Revenue authorities found certain material for the assessment year 2009-10, on the basis of which additional income was offered by the assessees for the assessment year 2009-10. The Assessing Officer reopened the assessment for the assessment year 2008-09. In the absence of any books of account, the Assessing Officer estimated the taxable income on the basis of the income offered by the assessees for the assessment year 2009-10. This Tribunal is of the considered opinion that for the purpose of making addition, there should be some material available on record. Merely because the assessees offered additional income for the assessment year 2009-10 that cannot be a basis for making addition for the assessment year 2008-09. Each assessment year is separate and distinct. Therefore admission made by the 4 I.T.A. No. 2233/Mds/2016 I.T.A. No. 2234/Mds/2016 assessee or additional income offered by the assessee for one assessment year cannot be a basis for making addition for another assessment year. In other words, the additional income offered by the assessees for the assessment year 2009-10 cannot be a basis for making addition for assessment year 2008-09. Therefore this Tribunal is unable to uphold the orders of the lower authorities. Accordingly, the orders of the lower authorities are set aside and the additions made by the Assessing Officer are deleted.

5. In the result, the appeals of the assessees stands allowed.

Order pronounced on 31st January, 2017 at Chennai.

            Sd/-                                     Sd/-
      (िड.एस. सु दर  सह)                       (एन.आर.एस. गणेशन)
   (D.S. Sunder Singh)                         (N.R.S. Ganesan)
लेखा सद य/Accountant Member                याियक सद य/Judicial Member


चे ई/Chennai,
 दनांक/Dated, the 31 January, 2017.
                    st




JR.

आदेश क# !ितिलिप अ%ेिषत/Copy to:
              1. अपीलाथ /Appellants          2. !"यथ /Respondent
              3. आयकर आयु' (अपील)/CIT(A)-2, Chennai
              4. आयकर आयु'/CIT               5. िवभागीय !ितिनिध/DR
              6. गाड  फाईल/GF.