Delhi High Court
Commissioner Of Income Tax vs Dalmia Resorts International on 28 November, 2005
Equivalent citations: [2007]290ITR508(DELHI)
Bench: T.S. Thakur, B.N. Chaturvedi
ORDER
1. Since a common question arises for consideration in all these appeals, the same shall stand disposed of by this common order.
2. The assessed-company is engaged in the business of promoting holiday resorts. For the asst. yrs. 1988-89, 1989-90, 1990-91 and 1991-92, it filed returns in which it declared loans allegedly borrowed from M/s Pasupati Nath Commercial (P) Ltd., a company incorporated in Sikkim. The AO called upon the assessed to prove the genuineness of these loans and eventually came to the conclusion that the assessed had failed to prove either the identity of the lender or its capacity to lend the amounts allegedly borrowed by the assessed. The amounts shown to have been borrowed by the assessed, on that finding, were added back to the income of the assessed under Section 68 of the IT Act and brought to tax Aggrieved by the said orders, the assessed appealed to the CIT(A) before whom the certificate of incorporation of the lender company, M/s Pasupati Nath Commercial (P) Ltd. was produced together with their balance sheets and confirmation to the effect that loans were in fact advanced to the assessed. One of the directors of the lender company also appeared in person before the CIT(A) to get his statement recorded in which he admitted having advanced the loans shown in different years of assessment to the assessed. The CIT(A) on an evaluation of the said evidence, came to the conclusion that the burden of proving the existence of the lender, its genuineness and the capacity to advance the amounts in question had been sufficiently proved. It accordingly deleted the additions made by the AO. The Revenue assailed the said order in respect of each assessment year before the Tribunal who has, by a common order impugned in these appeals, dismissed the same and upheld the view taken by the CIT(A). The Tribunal has, upon appreciation of the available material, come to the conclusion that the issue regarding the genuineness of the lender company, M/s Pasupati Nath Commercial (P) Ltd. and some other companies incorporated in Sikkim had been examined by the Tribunal in ITA Nos. 2265 to 2276 for the very same assessment years and the company was held to be genuine. The Tribunal also noted that the copies of balance sheets along with the P&L a/c for the asst. yrs. 1987-88, 1988-89 and 1989-90 had been placed on record from which it was clear that the lender company had declared a profit to the tune of Rs. 1,33,66,889 as on 31st March, 1987, and a sum of Rs. 2,35,14,343 as on 31st March, 1988. A sum of Rs. 1,59,69,553 was declared as the profit earned by the lender company as on 31st March, 1989. The Tribunal further noted that proceedings under Section 148 of the IT Act had been initiated against the lender company for the asst. yrs. 1987-88, 1989-90 which eventually travelled to the Tribunal who, after discussing the issue at great length, came to the conclusion that there was no material available with the AO for reopening the assessments. The Tribunal has, in the above background, concluded as under :
As rightly held by the CIT(A) that all the three ingredients for providing (proving) a loan as genuine, have been fulfillled and these findings of the CIT(A) have not been controverter by the learned Departmental Representative.
3. The Tribunal relied upon the decision of this Court in CIT v. Antartica Investment (P) Ltd. where this Court had an occasion to examine a similar issue in respect of M/s Antartica Investment (P) Ltd. which too was incorporated in Sikkim. The Tribunal held that there was no material difference in the fact situations of the two cases and that since the order passed by the High Court had been upheld by the apex Court in SLP No. 12130/2003, the view taken therein was applicable to the present case also. It has, in the light of the said finding of fact, dismissed the appeals filed by the Revenue as already noticed earlier.
4. We have heard Mr. Jolly, counsel for the Revenue, and Mr. Gupta on behalf of the respondent-company. We have also been taken through the record.
As noticed earlier, the question whether the lender company M/s Pasupati Nath Commercial (P) Ltd. was a genuine company, had the resources and the capacity to lend money and had actually lent the money shown to have been borrowed by the assessed in the present case are all pure questions of fact which have been concurrently answered in favor of the assessed by the CIT(A) and the Tribunal. The authorities below have, on a proper appreciation of the attendant circumstances and the material on record, held that the lender company was genuine, had the resources and the income during the period the loans were advanced and was, upon an investigation made for purposes of taxation, found to be a genuine company. In the light of the said finding of fact, the deletion of the income added by the AO was perfectly justified. No question of law arises for our consideration in these appeals, much less a substantial question of law. The appeals accordingly fail and are hereby dismissed.