Income Tax Appellate Tribunal - Ahmedabad
Sanket Steel Traders,, Baroda vs Department Of Income Tax on 29 May, 2008
IN THE INCOME TAX APPELLATE TRIBUNAL AT
AHMEDABAD, "D" BENCH
(BEFORE S/SHRI G.D. AGARWAL, VICE-PRESIDENT AND
BHAVNESH SAINI, JUDICIAL MEMBER)
ITA No.2801/Ahd/2008
[Asstt. Year : 2004-2005]
M/s. Sanket Steel Traders Vs. ITO, Ward-5(1)
Opp: Zenith School Vadodara.
Vadodara 390 004.
PAN : AANFS 4621 A
ITA No.2937/Ahd/2008
[Asstt. Year : 2004-2005]
ITO, Ward-5(1) Vs. M/s. Sanket Steel Traders
Vadodara. Opp: Zenith School
Vadodara 390 004.
PAN : AANFS 4621 A
(Appellant) (Respondent)
Assessee by : Shri Tushar Hemani
Revenue by : Shri H.P. Meena
ORDER
PER G.D. AGARWAL, VICE-PRESIDENT : The above appeals of the Revenue and the assessee are directed against the order of the Commissioner of Income Tax(Appeals)-V, Baroda dated 29.05.2008 arising out of the order of the Assessing Officer passed under Section 143(3) of the Income Tax Act, 1961. For the sake of convenience, we dispose of both the appeals by this common order.
2. The only ground raised by the assessee is against the addition of Rs.12,77,686/- sustained by the learned Commissioner of Income Tax (Appeals) on account of bogus purchase made by the assessee while in ITA No.2801 and 2937/Ahd/2008 the Revenue's appeal, the only ground raised is against the relief of Rs.29,81,266/- allowed by the learned CIT(A).
3. The facts of the case are that the assessee derives income from trading in iron, angles, plates etc. During the course of investigation, it was found by the Assessing Officer that the purchases claimed to have been made by the assessee from M/s.Girnar Sales Corporation and Shiv Metal Corporation were bogus. The total purchases made from the two parties during the year were as under:
i) M/s.Girnar Sales Corporation Rs.5,31,496/-
ii) M/s.Shiv Metal Corporation Rs.10,48,897/-
Rs.15,82,393/-
The payment made to these parties during the year under consideration was as under:
i) M/s.Girnar Sales Corporation Rs.21,18,369/-
ii) M/s.Shiv Metal Corporation Rs.5,58,190/-
Rs.26,76,559/-
The AO disallowed the purchase as bogus purchases and also made the addition for payment made to these parties as unexplained payment. Accordingly, the total addition made by him was Rs.42,58,952/- (Rs.15,82,393 plus Rs.26,76,559/-).
4. On appeal, the CIT(A) following the decision of the ITAT in the case of Vijay Proteins and Others, disallowed 30% of the total addition i.e. Rs.42,58,952/-. Both the parties aggrieved with the order of the CIT(A) is in appeal before us.
5. At the time of hearing before us, the learned counsel fairly admitted that the assessee was unable to establish the genuineness of the -2- ITA No.2801 and 2937/Ahd/2008 purchase made from M/s.Girnar Sales Corporation and M/s.Shiv Metal Corporation. He further stated that the assessee has maintained complete quantitative details of the goods claimed to have been purchased from the above parties. Quantity of good purchased from above two parties was duly recorded in the books of accounts and have been reflected in the sales/closing stock. He further stated that the assessee is only trader in the iron and steel. He therefore stated that the facts of the assessee's case are similar to Vijay Proteins and several other decisions of the ITAT wherein some percentage of the bogus purchases is disallowed. He also referred to the decision of the ITAT in the case of ITO Vs. Sun Steel, 92 TTJ (Ahd) 1126 wherein the only disallowance of Rs.50,000/- out of bogus purchase was made. He also referred to the decision of ACIT Vs. Kulubi Steel, ITA No.1568/Ahd/2008 wherein 12.5% bogus purchase was disallowed. Accordingly, he submitted that a reasonable disallowance out of total purchase during the year under consideration should be made.
6. With regard to the addition for unexplained payment, it is submitted by the learned counsel that entire payment is recorded in the assessee's books of accounts and the amount has been paid by the cheque. When the amount is duly recorded in the books of accounts the same could not be termed as unexplained payment. He therefore submitted that the disallowance can be made only out of the purchases made from the above two parties, and not in respect of payments.
7. The learned DR, on the other hand, relied upon the orders of the Assessing Officer and he stated that with the thorough investigation, the Assessing Officer was able to prove that the purchases from Ginar Sales Corporation and Shiv Metal Corporation were bogus. Once the purchases -3- ITA No.2801 and 2937/Ahd/2008 from the above parties were bogus, the entire bogus purchases should be disallowed. He also stated that the payment made to these parties was also rightly added because both the above parties had no actual business transactions with the assessee.
8. We have considered rival submissions and perused the material placed before us. First we shall consider the addition of Rs.26,76,559/- made by the Assessing Officer as unexplained payment. We find that the Assessing Officer in this case has made a thorough investigation. He had taken pain to trace the payment for purchases made by the assessee from the bank account and at page no.5 of the assessment order has recorded the finding with regard to each payment. Perusal of which clearly shows that the entire payment made by the assessee was by cheque and was debited in the assessee's bank account. Since the assessee has made the payment by cheque, which is duly debited in the assessee's bank account, the same cannot be said to be unexplained payment. Therefore, in our opinion, there was no justification for making the addition of Rs.26,76,559/- as unexplained payment.
9. So far as the bogus purchase is concerned, we find that the Assessing Officer recorded the detailed finding so as to establish that the purchases claimed to have been made from Girnar Sales Corporation and Shiv Metal Corporation was bogus. The learned counsel for the assessee was unable to controvert the factual finding recorded by the AO in this regard. However, there is no dispute that the assessee is only a trader in the iron and steel and it has maintained quantitative details. The statement made by the learned counsel that the purchases claimed to have bee made by the assessee from Girnar Sales Corporation and Shiv Metal Corporation is duly recorded in the books of the assessee and has been -4- ITA No.2801 and 2937/Ahd/2008 reflected either in the sales or in the closing stock, is not controverted. On these facts, the decision in the case of Kulubi Steel (supra) would be squarely wherein the ITAT held as under:
"8. From the above, it is evident that the assessee did not make any effort to controvert the finding recorded by the DDIT (Investigation) and it made no efforts to produce the seller parties on the other hand it claimed that it is not his responsibility to produce the seller. It is a settled law that onus is on the assessee to establish the genuineness of the purchase. The assessee has produced various evidence with regard to the receipt of the goods by it, i.e. stock register, receipt of weigh- bridge for weighment of goods purchased by the assessee, octroi receipt for the payment of octroi duty etc. After considering the entire material, we are of the opinion that the assessee did not purchase the goods from the parties mentioned in the sales bill. At the same time, it did purchase the goods from some other suppliers, may be without bill. Therefore, purchase rate as mentioned in the alleged sales bill cannot be accepted. Any person indulging in the practice of purchasing goods from the grey market and obtaining bogus bills of some other parties, would do so for getting some benefit. But what would be the magnitude of the benefit would depend upon facts of each case. In the case of Vijay Proteins, ITAT held that such benefit to be 25% and therefore sustained the disallowance for bogus purchase at 25%. In the case of Sunsteel (supra), the ITAT deemed it fit to sustain the disallowance for a lumpsum amount of Rs.50,000/-. However, we find that in the case of Shri Anubhai Shivlal (supra) the ITAT has considered both the decisions in the case of Vijay Proteins and Sunsteel (supra) and thereafter sustained the disallowance at 12.5%. Relevant findings of the ITAT in the case of Anubhai Shivalal reads are under:
3. At the time of hearing before us, it is submitted by the learned counsel that the addition sustained is excessive. In support of this contention he referred to the decision of the Tribunal in the case of ITO Vs. Sun Steel 92 TTJ (Ahd) 1126 wherein the Tribunal has sustained the addition of rs.50,000/- on account of bogus purchases. However, we find that the facts in the above case were different. In the above case, the assessee has shown purchases of Rs.27,39,410/-, sale of Rs.28,17,207/-
and GP at Rs.94,740/-. The Assessing Officer made the addition of Rs.27,39,407/- for bogus purchases. If the above sum is added to the GP, the GP works out Rs.28,34,1247/- which was more than the sale itself. The Tribunal held that it is impossible that the GP is more than the sale itself. The Tribunal also found that the assessee has maintained the quantitative details in respect of -5- ITA No.2801 and 2937/Ahd/2008 materials purchased and sold. Considering peculiar facts of that case, the Tribunal arrived at the conclusion that it would be fair and reasonable to estimate the addition at Rs.50,000/- as against the addition of Rs.27,39,407/- made by the Assessing Officer. However, the learned Commissioner of Income Tax (Appeals) considering the facts of the assessee's case, has sustained the addition at 12.5%. While doing so, he has also relied upon the decision of the Tribunal in the case of M/s.Vijay Proteins Ltd., 55 TTJ (Ahd) 76. In the case of M/s. Vijay Proteins Ltd., the Tribunal has sustained the addition of 25% of the bogus purchases. However, considering the facts of the assessee's case the CIT(A) restricted the disallowance to 12.5% as against 25% made in the case of M/s.Vijay Proteins Ltd. From these facts it is evident that the CIT(A) has sustained the addition at 12.5% of the non-genuine purchases considering the facts of the assessee's case. We, therefore, do not find any justification to interfere with the order of the CIT(A) in this regard. The same is sustained."
After considering the facts and the arguments of both the sides, we are of the opinion that it would meet ends of justice, if the disallowance is sustained at 12.5% of the purchase from these two parties. The Assessing Officer is directed to work out the disallowance accordingly."
Since the facts of the assessee's case are identical, we respectfully following the above decision of the ITAT, direct the Assessing Officer to disallow 12.5% of the purchases made during the year under consideration.
10. In result, assessee's appeal is partly allowed while Revenue's appeal is dismissed.
Order pronounced in Open Court on 20th May, 2011 Sd/- Sd/-
(BHAVNESH SAINI) (G.D. AGARWAL) JUDICIAL MEMBER VICE-PRESIDENT Place : Ahmedabad Date : 20-05-2011 Copy of the order forwarded to: 1) : Appellant -6- ITA No.2801 and 2937/Ahd/2008 2) : Respondent 3) : CIT(A) 4) : CIT concerned 5) : DR, ITAT. BY ORDER DR/AR, ITAT, AHMEDABAD -7-