Income Tax Appellate Tribunal - Ahmedabad
The Dcit, Central Circle-1(2), ... vs M/S. Sthapatya Shilp Construction, ... on 27 April, 2022
आयकर अपीलीय अिधकरण, अहमदाबाद यायपीठ IN THE INCOME TAX APPELLATE TRIBUNAL, '' A'' BENCH, AHMEDABAD (CONDUCTED THROUGH VIRTUAL COURT AT AHMEDABAD) BEFORE SHRI WASEEM AHMED, ACCOUNTANT MEMBER And Ms MADHUMITA ROY, JUDICIAL MEMBER आयकर अपील सं./ITA No. 907/AHD/2019 With C.O.No.170/Ahd/2019 िनधारण वष/Asstt. Year: 2010-2011 D.C.I.T., M/s. Sthapatya Shilp Construction, Central Circle-1(2), Vs. 2, Abhiraj Complex, Ahmedabad. 68-B, Swastic Society, Ahmedabad.
PAN: ABFFS2922P
(Applicant) (Respondent)
Revenue by : Shri Vijaykumar Jaiswal, CIT,D.R
Shri S.S. Shukla, Sr.D.R
Assessee by : Ms Nupur Shah, A.R
सुनवाई क तारीख/Date of Hearing : 12/04 /2022
घोषणा क तारीख /Date of Pronouncement: 27/04/2022
आदेश/O R D E R
PER WASEEM AHMED ACCOUNTANT MEMBER:
The captioned appeal and CO have been filed at the instance of the Revenue and the assessee against the order of the Learned Commissioner of Income Tax (Appeals)-11, Ahmedabad, dated 18/03/2019 (in short "Ld. CIT(A)") arising in the matter of assessment order passed under s. 143(3) r.w.s. 147 of the Income Tax Act, 1961 (here-in-after referred to as "the Act"). The assessee has filed the Cross ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 2 Objection in the Revenue's appeal bearing ITA No. 907/AHD/2019 for the Assessment Year 2010-2011.
2. First, we take up the CO filed by the assessee. The assessee in the CO has raised the following grounds:
All the grounds in this Cross Objections are mutually exclusive and without prejudice to each other: -
1. The Ld. CIT(A) has erred in law and on facts in dismissing the grounds raised by the by the Respondent in respect Lack of Jurisdiction and proceedings initiated under section 147 of the Act. The Respondent respectfully submits that entire reason to belief is not sustainable in the eyes of law in its entirety since consolidated reasons are recorded for different assessment years corelatable to impugned notice issued under section 148 for the concerned assessment year 2010-11 so as to say that the case of the Respondent cannot be reopened on the strength of subject matter of reasons recorded by the Ld. AO as the reasons are based out of seized material so impounded from the premises of Barter Group relevant to A.Y. 2011-12 and thus the reason recorded for reopening by the clearly lack of jurisdiction u/s. 147 /148 of the Act.
2. The Ld.CITfA) after carefully considering the facts of the case, submission of the Respondent as well as the various judicial pronouncements relied upon by the respondent particularly the decision of the Hon'ble Gujarat High Court in the case of CIT vs. Shailesh Kumar Rasiklal Mehta (2014) 41 taxmann.com 550 (Guj.) held that the facts of Respondent firm's case are squarely covered by the judicial pronouncements relied upon by the Respondent firm for the telescoping effect that the cash deposit is duly reflected in the cash book for the F.Y.2009-10 relevant to A.Y.2010-11 which was available as withdrawals from bank on recurring basis and in absence of any material evidence being brought on record by the AO that the said cash balance was not available with the appellant firm for depositing into the bank account, the stand of the AO treating the cash deposit as unexplained cash credit u/s.68 is not justified and hence, the Ld.CIT(A) has rightly deleted the addition made by the AO of Rs. 1,10,60,000/- on account of alleged unexplained cash credit u/s.68 of the Act.
3. The Ld. CIT (A) after carefully considering the facts of the case, various details and explanation furnished by the Respondent to establish the identity, creditworthiness and genuineness of the unsecured loan as well as various judicial pronouncements relied upon by the Respondent held that the unsecured loan parties namely (i) Rajshah Enterprises Pvt.
Ltd., (ii) Kalpesh Patel, (iii) Abhishilp Shops & Offices Co.Op.Soc. and (iv) Sthapatya Shilp Builder has been assessed by the AO himself and the PAN No of all the aforesaid unsecured loan parties was available with the AO and the transaction has been taken placed through proper banking channel and the Respondent has also placed before the AO ledger account as well as contra confirmation all the unsecured loan parties before the AO. Further, the Respondent firm received the unsecured loan for an amount of Rs. 5,00,000/- during the year from Rajshah Enterprise Pvt.Ltd and said loan has been repaid within three days during the year under consideration. The Respondent has also received the unsecured loan of Rs. 10,00,000/- to meet with temporary shortage of funds on current account basis and the said amount has been repaid back within two days and hence no interest has been charged on such amount. In respect of lender party Abhishilp Shops & Offices Co.Op. Soc, there was an opening balance of Rs. 63,99,464/- and during the year under consideration, unsecured loan ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 3 for an amount of Rs. 88,97,000/- has been received to meet with the temporary shortage of fund on current account basis and an amount of Rs. 1,27,45,184/- has been repaid during the year through proper banking channel and in respect of Sthapatya Shilp Builder, the Respondent firm received unsecured loan of Rs. 14,00,000/- and an amount of Rs. 10,00,000/- has been repaid during the year under consideration and there was a closing balance of Rs. 4,00,000/-. In nutshell, the Ld. CIT(A) has rightly deleted the addition of Rs.1,17,97,000/- on facts as well as on the basis of settled legal position.
3. Your Respondent craves right to add, amend, alter, modify, substitute, delete or modify or any of the above grounds of cross objection.
3. The assessee in the CO has challenged the validity of the notice issued under section 148 of the Act on the reasoning that there was no tangible material available with the AO for forming the belief that income of the assessee has escaped assessment for the year under consideration.
4. The necessary facts to be stated in brief for the purpose of adjudication of the impugned CO are that the assessee in the present case is a partnership firm and engaged in the business as builder, developer, society organizer and scheme organization. There was a search and seizure operation under section 132 of the Act, at the premises of Barter Group dated 4th December 2014. Shri Anil Hiralal Shah and Sanket Jitendra Bhai being part of the group were also subjected to the same search. As a result of search, an excel sheet marked as 'ccccc' was found from the computer of Shri Anil Hiralal Shah. The hard copy of the same sheet was also found from the premises of Shri Sanket Jitendra Bhai. The impugned excel sheet was containing various financial transactions such as deposit of cash and withdrawal of cash from the bank besides other financial transactions. The impugned sheet was containing the transactions for the period beginning from 2nd April 2010 to 27th August 2010 in the name of different persons including the assessee. It was showing the cash receipt of ₹69,31,41,997/- only. Out of such receipt, a sum of ₹68,86,46,970/- was deposited in different banks accounts of different persons, used for personal expenses or used for arranging the accommodation entries. Such deposit of cash was ultimately utilized for the purchase of lands by the different persons. The entries reflected in the excel sheet was duly correlated with the cash deposits in the bank accounts of different individuals/parties. In the bank account ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 4 of the assessee, there was the deposit of cash amounting to ₹ 39 lakhs in the assessment year 2011-12 i.e. subsequent AY which was not explained and therefore the same was treated as unexplained cash credit under section 68 of the Act in the hands of the assessee.
4.1 Based on the above, the AO analyzed the bank statements for the period beginning from 1 April 2008 to 31 March 2015 of different persons whose names were appearing in such excel sheet. As per the AO, all the names of the persons appearing on the excel sheet were of 'Sutaria Family/Group'. As per the analysis, the AO found that there were deposits of cash in the bank accounts of 'Sutaria Family/group/concerns during the period as discussed above aggregating to ₹47,17,00,273/- only during the F.Y. 2008-09 to 2014-15 . The breakup of the cash deposits in bank account of 'Sutaria Family/Group' for the financial year 2008-09 to 2014-15 is recorded on pages 74 to 76 of the PB.
4.2 Out of such deposits of cash, a sum of ₹ 1,14,60,000/- in cash was deposited in the bank account of the assessee in the year under consideration which was immediately transferred to various firms and companies controlled and managed by 'Sutaria Family/Group' and Barter Group. Such cash deposit was not reflected in the return of income filed by the assessee. As such the assessee has filed the return of income declaring an income of Rs. 24,767/- only under the head business and profession. Accordingly, the AO formed the reasons to believe that the income of the assessee to the extent of cash deposit of ₹ 1,14,60,000/- has escaped assessment in respect of which the assessee failed to disclose fully and truly all material facts necessary for the assessment. Thus, the AO initiated the proceedings under section 147 of the Act by issuing a notice under section 148 of the Act.
4.3 However, the assessee before the AO has challenged the initiation of the proceedings under section 147 of the Act by contending that notice under section 148 of the Act has been issued on basis of same MS excel sheet found from the ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 5 premises of third party which is neither supported nor corroborated by any other material or evidence. As such, the reason to believe for escapement of income for Rs. 1,14,60,000/- has been formed without any basis, as it was not expressed how the figure of escaped income was worked out. The statement recorded in connection with excel sheet found and impounded does not contain the name of assessee firm in any manner. Furthermore, such alleged Excel sheet pertains to A.Y. 2011-12 therefore no reliance can be placed on the information pertaining to different years for forming believe for the year under consideration without having fresh/ independent material on record. Likewise, the substantive addition has been made in the assessment framed under section 153A of the Act, in case of Sarthav Infrastructure Pvt. Ltd. on basis of impugned excel sheet in different assessment years i.e. 2009-10- to 2015-16. According to the CBDT circular, once substantive addition has been made on basis of search materials then no further addition in case of other assessee on the basis of same material can be made. Hence, there was not any fresh tangible material available with AO for forming reason to believe that income of the assessee has escaped assessment.
4.4 However the AO, disposed off the objection of the assessee by observing as under:
It is noticed that assessing officer had reopened the case after duly recording reasons. On verification of the reasons recorded, it is clearly evident that the assessing officer had duly applied his mind, made belief on the base of the fact available on record. It is also noticed that during assessment proceeding u/s 153A of the Act in case of Sarthav Infrastructure Pvt, Ltd, Gross Profit derived from unaccounted receipt has been added to its income. Further, if any, addition has already made in the hands of other assessee related to escaped income, then the same can be verified in detail and considered during assessment proceeding. Further, Anil Hiralal Shah is one director of Sarthav Infrastructure Pvt. Ltd which is managed by Sanjay M Sutaria{Key person of the Sarthav/Sutaria group) and details of the activity carried out by Sarthav group and Barter group and their correlation are already discussed in the reasons recorded. Therefore the contention of the assessee that Anil Shah and Sanket Shah are not related to assessee in any manner is not acceptable at all and the material seized from their premises have due relevance in case of assessee. Further, Assessing officer has also correlated the data in the seized sheet with the bank account of the assessee and only after such detailed correlation; AO has made belief that the income has escaped assessment. Therefore, there was new tangible material on record being seized sheet and finding in the assessment proceeding u/s 153C for AY 2011-12 in case of assessee and based on the new tangible material, information and analysis & correlation of the bank account with seized material and genuineness of the transactions, the AO made reason to believe that the income has escaped assessment. Further, onus is on assessee to bring some ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 6 contradictory fact from the seized material and then only ask for any statement or cross examination. Therefore, the objection of the assessee is general and not tenable. Hence, the objection of the assessee are not acceptable at all.
4.5 The assessee carried the matter to the learned CIT(A). The assessee besides reiterating the submission made before the AO further contended that the AO for reopening the assessment relied on the documents found and seized during the search proceedings. However, under the provision of the Act, in case of search and seizure operation only recourse available with the AO to initiate proceeding under section 153A of the Act in case of searched person or under section 153C of the Act in case document found and seized belonging to other than search person. Both these section have overriding effect over the provisions of section 147 and 148 of the Act. Therefore, the AO exceeded his jurisdiction in issuing notice under section 148 of the Act on basis of search material. The assessee in support of its contention relied upon the various case laws which are incorporated in the assessee's submission, reproduced in the order of the learned CIT(A).
4.6 However the learned CIT (A) rejected the contention of the assessee.
5. Being aggrieved by the order of the learned CIT (A), the assessee is in appeal before us.
6. The learned AR before us filed a paper book running from pages 1 to 652 and contended that there was no tangible information available with the AO for the year under consideration suggesting that there was the escapement of income which has not been offered to tax. As per the learned AR, the entire thrust of the Revenue for initiating the proceedings under section 147 of the Act was based on the excel sheet recovered during the search from the premises of barter group.
However, such excel sheet was containing the financial transaction pertaining to the financial year 2010-11 corresponding to assessment year 2011-12. There was no iota of information pertaining to the year under consideration which was available with the AO for forming the reason to believe for the escapement of income. Thus, ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 7 in the absence of any fresh tangible materials pertaining to the year under consideration, the proceedings under section 147 of the Act cannot be initiated.
6.1 The ld. AR vide letter dated 24th August 2021 has also submitted that the entire basis of reopening the assessment is based on the excel sheet found and seized in search proceeding at the premises of third party. Therefore, the only recourse available with the AO is to initiate proceedings u/s 153C of the Act. Thus, the proceedings initiated under section 147 of the Act are not maintainable.
7. On the other hand, the learned DR submitted that the proceedings under section 153C of the Act can be initiated by the AO if, there was any document found during the search proceedings at the premises of the 3rd party pertaining/belonging to the assessee. As such, there was no document found in the search proceedings pertaining/belonging to the assessee for the year under consideration. Therefore, the AO did not initiate the proceedings under section 153C of the Act. Thus, the AO has rightly initiated the proceedings under section 147 of the Act after forming the reasons to believe that income of the assessee has escaped assessment. The learned DR vehemently supported the order of the authorities below.
8. We have heard the rival submissions made by both the sides and the order of the authorities below as well as the judgment relied upon by the respective parties. As per the assessee there was no tangible material available with the AO leading to form the reasons to believe that income of the assessee has escaped assessment. As such, the AO has initiated the proceedings under section 147 of the Act merely on the excel sheet found and seized in search proceeding at the premises of third party which was not containing any information pertaining to the year under consideration. There was no independent information available with the AO for the year under consideration to reach to the conclusive opinion that the income has escaped assessment.
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 8 8.1 The proceedings under section 147 of the Act can be initiated if the assessing officer has reasons to believe based on clinching tangible material that any income chargeable to tax has escaped assessment for any assessment year. The relevant extract of the provisions of section 147 of the Act reads as under:
147. If the Assessing Officer has reason to believe that any income chargeable to tax has escaped assessment for any assessment year, he may, subject to the provisions of sections 148 to 153, assess or reassess such income and also any other income chargeable to tax which has escaped assessment and which comes to his notice subsequently in the course of the proceedings under this section, or recompute the loss or the depreciation allowance or any other allowance, as the case may be, for the assessment year concerned (hereafter in this section and in sections 148 to 153 referred to as the relevant assessment year) :
8.2 From the above, it is transpired that it is necessary for the AO before initiating the proceedings under section 147 of the Act to form reasons to believe for the escapement of income. The words 'reasons to believe' contains 2 components.
Firstly, the 'reasons' which refers to the cause or justification. Secondly, the word believe which refers to accept something as true or have faith in some facts to exist. On the contrary, the words reasons to suspect is contrary to the reasons to believe. The words reasons to suspect refers to something which is not true or capable of being trusted. Thus, the reasons to suspect cannot be equated with the reasons to believe.
8.3 In the present case, admittedly the information was received by the AO from the external sources, based on which the proceedings were initiated under the provisions of section 147 of the Act. Undeniably, the information was containing the financial transactions for the assessment year 2011-12 and there was no whisper about any financial transaction for the year under consideration. Thus, the question arises whether the information pertaining to other assessment year can be considered a tangible material for initiating the proceedings under section 147 of the Act. Indeed, the assessing officer upon receiving the information has analysed and found that such information containing detail of cash deposit in the bank account during A.Y. 2011-12. Thereafter the AO perused the bank statement of the assessee for the year under consideration where cash deposits was also made. The ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 9 AO on the basis of the same reached to the conclusion that income to the extent of cash deposit escaped for assessment.
8.4 The 1st question that arises for our adjudication whether cash deposits represent the income of the assessee and gives rise to the AO to believe that income has escaped assessment within the meaning of the provisions of section 147 of the Act. In our considered view, the mere deposit of cash itself does not represent income unless and until some tangible material available on record evidencing that such deposit is the income of the assessee. Therefore, mere information of cash deposit does not give any rise to form believe that the income of the assessee has been escaped assessment. In this regard we draw support and guidance from order of Delhi tribunal in case of Bir Bahadur Singh Sijwali vs. ITO reported in 53 taxmann.com 366, the relevant finding of the coordinate bench of Delhi tribunal reads as under:
8. Let us, in the light of this legal position, revert to the facts of the case before us. All that the reasons recorded for reopening indicate is that cash deposits aggregating to Rs 10,24,100 have been made in the bank account of the assessee, but the mere fact that these deposits have been made in a bank account does not indicate that these deposits constitute an income which has escaped assessment. The reasons recorded for reopening the assessment donot make out a case that the assessee was engaged in some business and the income from such a business has not been returned by the assessee. As we donot have the liberty to examine these reasons on the basis of any other material or fact, other than the facts set out in the reasons so recorded, it is not open to us to deal with the question as to whether the assessee could be said to be engaged in any business; all that is to be examined is whether the fact of the deposits, per se, in the bank account of the assessee could be basis of holding the view that the income has escaped assessment. The answer, in our humble understanding, is in negative. The Assessing Officer has opined that an income of Rs 10,24,100 has escaped assessment of income because the assessee has Rs 10,24,100 in his bank account but then such an opinion proceeds on the fallacious assumption that the bank deposits constitute undisclosed income, and overlooks the fact that the sources of deposit need not necessarily be income of the assessee. Of course, it may be desirable, from the point of view of revenue authorities, to examine the matter in detail, but then reassessment proceedings cannot be resorted to only to examine the facts of a case, no matter how desirable that be, unless there is a reason to believe, rather than suspect, that an income has escaped assessment.
8.5 The 2nd aspect that arises for our adjudication whether there was tangible material received by the AO from any other source for the year under consideration.
In other words, the information received by the AO was pertaining to the financial year 2010-11 corresponding to assessment year 2011-12 based on which the ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 10 proceedings under section 153C of the Act were initiated against the assessee. Now the question arises whether the information pertaining to the assessment year 2011- 12 can be used for the year under consideration being the financial year 2009-10 corresponding to assessment year 2010-11. In our considered view, such information cannot be used for forming believe that income in the year under consideration also escaped assessment unless and until fresh tangible material pertaining to the year under consideration brought on record. The information or material pertaining to different assessment year may give rise to suspicion but not the reason to believe. In this regard we find support and guidance from the judgment of Hon'ble Supreme court in case of ITO vs. Lakhmani Mewal Das reposted in 103 ITR 437, where the Hon'ble court held as under:
"the reasons for the formation of the belief must have rational connection with or relevant bearing on the formation of the belief. Rational connection postulates that there must be a direct nexus or live link between the material coming to the notice of the ITO and the formation of this belief that there has been escapement of the income of the assessee from assessment in the particular year because of his failure to disclose fully and truly all material facts. It is no doubt true that the Court cannot go into sufficiency or adequacy of the material and substitute its own opinion for that of the ITO on the point as to whether action should be initiated for reopening assessment. At the same time we have to bear in mind that it is not any and every material, howsoever vague and indefinite or distant, remote and farfetched, which would warrant the formation of the belief relating to escapement of the income of the assessee from assessment."
8.6 In view of the above discussion, we are of the view that reason to believe formed by the AO for reopening the assessment is not valid as the same is not based on any tangible material which prima facie suggest income has escaped assessment rather the AO formed his believe merely based on suspicion, surmise and conjecture.
8.7 With respect to the contention of the learned AR that initiation of the proceedings under section 147 of the Act is invalid for the reason that the assessment should have been framed only under the provisions of section 153C of the Act as the year under consideration is one of the year out of 6 assessment years. This question has been answered by the jurisdictional ITAT in the case of Shaialesh S Patel vs. ITO reported in 97 taxmann.com 570 wherein it was held as under:
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 11 The overriding provisions of section 153C merely enables the Assessing Officer to set aside the pending reassessment proceedings and grants primacy to section 153C. As noted earlier, exercise of power under section 153C is governed without any stringent fetters of holding 'reason to believe' contemplated under section 147. Therefore, while exercise of overriding power under section 153C will render section 147 otiose, the converse case of clipping the powers available under section 147 in search cases per se is not found to be reconcilable to the scheme of the Act. In the light of scheme of the Act narrated above, the Assessing Officer of the assessee (person other than searched person) cannot be compelled to pursue remedy necessarily under section 153C in exclusion to remedy available to the Assessing Officer under section 147. Thus, on this count also, the action of the Assessing Officer under section 147 was within the four corners of law and not be faulted.
8.8 In view of the above, we are not in agreement the contention of the learned AR for the assessee. However in preceding paragraph we have held that reason to belief formed by the AO is not based on any fresh tangible material. Therefore we hereby quashed the proceeding under section 147 of the Act. Hence the ground of cross objection of the assessee is allowed.
8.9 In the result cross objection of the assessee is allowed.
Coming to ITA No. 907/Ahd/2019 an appeal by Revenue on merit
9. The Revenue has raised following grounds of appeal:
1. On the facts and in the circumstances of the case and in law, the Ld. CIT(A) has erred in law and on facts in deleting the addition of Rs.1,10,60,000/- as unexplained cash credits u/s.68 of the Act.
2. On the facts and in the circumstances of the case and in law, the Ld. CIT(A) has erred in law and on facts in deleting the addition of Rs.1,17,97,000/- made on account of unsecured loan u/s.68 of the Act,
3. On the facts and in the circumstances of the case and in law, the Ld.CIT(A) ought to have upheld the order of the A.O.
4. It is therefore, prayed that the order of the Ld.CIT(A) be set aside and that of the A.O. be restored to the extent.
5. The appellant craves leave to add, amend , alter or delete any of the grounds of appeal.
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 12
10. The 1st issue raised by the Revenue is that the learned CIT (A) erred in deleting the addition made by the AO for ₹ 1,10,60,000/- by treating the cash deposit as unexplained cash credit under section 68 of the Act.
11. The assessee in the year under consideration has deposited cash of Rs. 1,10,60,000/- in its bank account. During the assessment proceedings, it was explained by the assessee that cash deposits of Rs. 50,60,000/- was made out of the opening cash balance available with it. As per the assessee it has withdrawn the cash during the period from 26th March 2009 to 31st March 2009 which was included in the closing cash on hand as on 31st March 2009 i.e. Rs. 51,64,500/-. According to the assessee such cash was utilized to deposit in the bank account in the year under consideration.
11.1 The assessee, likewise, further submitted that there were several withdrawal from the bank account in the denomination of Rs. 5,00,000/- aggregating to Rs. 60 lacs at different point of time during the period from September 2009 to November 2009 which was re-deposited in the bank account of the assessee. As per the assessee, the impugned bank account was duly disclosed in the income tax return. Thus, the assessee contended that such cash deposit cannot be treated as unexplained cash credit under section 68 of the Act.
11.2 However, the AO during the assessment proceedings observed that the assessee has taken a loan through the banking channel in the year under consideration which was withdrawn in cash and recorded in the cash book as cash in hand. Subsequently, the assessee claimed to have re-deposited the same cash in the bank account which was utilized for repayment of the impugned loan either on the same day or immediately after deposit of cash. The AO also found that there was sufficient cash balance available with the assessee all the time but despite that the assessee was withdrawing cash and depositing the same in the bank account in the denomination of ₹ 5 Lacs. The AO also perused the cash book of the assessee ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 13 and found that there was no other transaction in the cash book except withdrawal from the bank and deposit the same in the bank. As per the AO, the transactions of withdrawing cash and depositing the same in the bank account was very unusual and without any rationality. Furthermore, the assessee also failed to justify the modus operandi adopted by it for withdrawing and depositing the cash in the bank account. Thus, in the absence of any justification, the AO was of the view that the transactions reflecting in the cash book are not genuine. As per the AO, it was the onus upon the assessee to explain the transactions of cash deposits and withdrawals based on the documentary evidence. But the assessee failed to do so. Thus, the AO treated the same as a device of tax evasion adopted by the assessee and therefore treated the amount of Rs. 1,10,60,000/- as unexplained cash credit under section 68 of the Act by making the addition to the total income of the assessee.
12. Aggrieved assessee preferred an appeal to the learned CIT-A.
13. The assessee before the learned CIT(A) reiterated that cash was deposited out of opening balance and withdrawal made during the year and all the withdrawal and deposits are duly recorded in the books of accounts and explained during the assessment proceedings. The AO without doubting the cash book and bank book merely treated the deposits as unexplained cash credits on basis of surmises and conjecture. The assessee further submitted that there is no limitation under the Act with regard to cash withdrawal or deposits. There was also no evidence brought on record by the AO that cash withdrawal was invested somewhere else and cash deposited was sourced from any other sources. Therefore, the addition made merely on basis of surmise and conjecture cannot be sustained and to support the argument, the assessee relied on various case laws which are incorporated in the order of ld. learned CIT(A).
14. The learned CIT(A) after considering the submission of the assessee deleted the addition made by the AO by observing as under:
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 14 Therefore, the facts that the source of cash deposit was out of cash withdrawal from the bank on recurring basis which is verifiable from the copy of bank book and copy of cash book and the said bankbook for F.Y.2009-10 relevant to A.Y.2010-11 and cash book alongwith a detailed chart were also submitted to the AO during the course of assessment proceedings vide its submission dated 12.12.2017. It is found that the AO has not taken into consideration the said chart submitted by the appellant firm. The appellant firm has made regular withdrawals at regular intervals and the amounts that were remaining with the appellant firm out of such withdrawals were re-deposited in the bank account. The appellant firm has explained each item of cash deposit with regards to its books of accounts i.e. cash book vis-a-vis bank statement and hence it cannot be said that the appellant firm had unexplained cash deposit and hence the addition made by the AO is found incorrect and is based on merely on surmises and conjectures. The cash book itself clearly reflects that the appellant firm had sufficient cash in hand to deposit the same in the bank. The appellant firm has discharged its onus by submitting cash book which clearly reflects all the cash deposits and withdrawals as all entries of withdrawals and deposits in the bank both stand recorded in the cash book and the availability of funds with the appellant firm is sufficient to meet the outflow of money deposited in the bank account and the AO cannot brush aside the said facts. The appellant firm relied upon the judgment in the case of Dhakeshwari Cotton Mills Ltd, vs. CIT, 26 ITR 775 (SC).Considering all the aforesaid facts, I am in agreement with the contention of the appellant firm that the cash deposit in aggregate of Rs. 1,10,60,000/- is out of the cash withdrawn from bank account which is duly explained by the appellant firm.
15. Being aggrieved by the order of the learned CIT-A, the Revenue is in appeal before us.
16. The learned DR before us vehemently supported the stand of the AO by reiterating the findings contained in his order which we have already adverted to in the preceding paragraph. Therefore we are not repeating the same for the sake of brevity.
17. On the contrary the learned the AR before us filed a paper book running from pages 1 to 652 and submitted that cash deposits were made out of cash withdrawal which is duly verifiable from cash books. The explanation for all the credit entries in bank and in cash book was duly furnished before the AO during the assessment proceedings. The copy of the cash book and explanation sheet is available on pages 408 to 412 and 413 to 438 of paper books. Similarly, the explanation of credit entries in bank is available on pages 219 to 224 of paper book.
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 15
18. Both, the ld. DR and AR before us vehemently supported the order of the authorities below as favorable to them.
19. We have heard the rival contentions of both the parties and perused the materials available on record. In the present case, the cash deposited by the assessee was treated as unexplained cash credit under section 68 of the Act. The definition of Section 68 of the Act is reproduced below:
68. Where any sum is found credited in the books of an assessee maintained for any previous year, and the assessee offers no explanation about the nature and source thereof or the explanation offered by him is not, in the opinion of the Assessing Officer, satisfactory, the sum so credited may be charged to income-tax as the income of the assessee of that previous year :
19.1 On a plain reading of the above provisions, it is revealed that, the following conditions should be fulfilled for attracting the provisions of section 68 of the Act.
i. There should be a credit entry in the books of accounts.
ii. No explanation was offered by the assessee with respect to such credit
entry or
iii. The explanation offered by the assessee was not satisfactory to the AO.
19.2 Admittedly, there was credit entry in the books of accounts of the assessee,
reflecting the deposits of cash in the bank account. The explanation was offered by the assessee to the AO that the cash was deposited out of the cash withdrawal from the earlier year as well as in the year under consideration. However, the explanation offered by the assessee was not found satisfactory by the AO. As such, the AO was of the view that there was sufficient cash balance available with the assessee throughout the year and therefore there was no reason for the assessee to withdraw the cash in the denomination of ₹ 5 lacs and re-deposit the same. As per the AO the modus operandi of the assessee was very unusual. Thus the AO treated the amount of cash deposit as unexplained cash credit under section 68 of the Act.
However, the learned CIT(A) was pleased to delete the addition made by the AO. In the light of the above discussion, we note that, admittedly the activity of the assessee i.e. withdrawing the cash and depositing in the bank account on regular ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 16 basis, appears to be very unusual. It is for the reason that no prudent businessman will do so, particularly in a situation where there was already sufficient cash in hand available with the assessee all the time. Indeed, a suspicion arises in the mind for the genuineness of the transaction on hand as discussed above.
19.3 It is the settled law, a suspicion cannot take the place of the evidence as held by Hon'ble Supreme Court in the case of CIT vs. Daulat Ram Rawatmull reposted in 53 ITR 574, the relevant extract reads as under:
"The circumstances relied upon by Mr. Sastri do raise suspicion, but suspicion cannot take the place of evidence."
19.4 In view of the above, there cannot be any addition made to the total income of the assessee based on suspicion. A suspicion/doubt requires to investigate the facts in more detailed in order to find out some evidence so as to unearth the income of the assessee.
19.5 For the sake of repetition, we also note that indeed, the activity of withdrawing the cash and redeposit in the same in the bank is very unusual practice but there is no prohibition under any of the law for the time being in force for doing such activity. Thus, merely an unusual activity of the assessee does not give any authority to the revenue to make the addition to the total income of the assessee.
19.6 In fact the assessee in the given facts and circumstances has discharged the onus imposed under the provisions of section 68 of the Act by furnishing the necessary details which has been elaborately discussed in the preceding paragraph. Thus the onus shifted upon the AO to disprove the contention of the assessee based on the tangible materials. But we note that the AO has not brought any iota of evidence suggesting that the amount of cash deposit was not out of the cash withdrawal from the bank. Likewise, there was no information that the assessee has spent the cash withdrawal somewhere else towards the capital or revenue expenses. At this juncture we also find pertinent to refer the order of this tribunal in case of ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 17 Sudhirbhai Pravinkant Thaker vs. ITO reported in 88 taxmann.com 382, where in similar facts and circumstances it was held as under:
4. We have heard the rival submissions, perused the material available on record and gone through the orders of the authorities below as well as the judgements relied upon by the ld.
counsel for the assessee. There is no dispute with regard to the fact that the assessee had deposited the cash of Rs.11,27,800/- starting from 07/06/2007 to 31/02/2008. The cash withdrawn from the bank was of Rs.4,20,000/- on 01/07/2006, Rs.4,90,000/- on 06/07/2006, Rs.83,000/- on 26/06/2007, Rs.51,000/- on 20/11/2007, Rs.1,28,000/- on 14/12/2007 and Rs.2,00,000/- on 07/01/2008. However, the cash was deposited on 07/06/2007 of Rs.2 lacs, on 08/06/2007 of Rs.2 lacs, on 11/06/2007 of Rs.1,50,000/-, on 12/06/2007 of Rs.2 lacs, on 13/06/2007 of Rs.2,25,000/-. The total deposits till 13/06/2007 was of Rs.9,75,000/- and the amount withdrawn till 06/07/2006 was of Rs.9,10,000/- (Rs.4,20,000 + 4,90,000). Rest of the deposits of the total addition were made on 18/06/2007, 26/06/2007 and 13/02/2008. However, withdrawal after 06/07/2006, the assessee had withdrawn on 26/06/2007 of Rs.83,000/-, on 20/11/2007 of rs.51,000/-, on 14/12/2007 of Rs.1,28,000/- and on 07/01/2008 of Rs.2,00,000/-. From 20/11/2011 to 07/01/2008 the assessee had withdrawn total amount of Rs.3,79,000/-. However, cash was deposited in the bank account after 13/06/2007 of Rs.1,52,800/-. So far as the amount of Rs.83,000/- is concerned, i.e. matching from withdrawals and deposits and rest of the amount, there is a gap between withdrawals and deposits of the amount. In respect of deposit made on 13/02/2008 is also within one month from the withdrawal of amount on 07/01/2008. In respect of other entries, the cash withdrawal is even before one year of deposit of the amount. The contention of the assessee is that the amount was kept as cash in hand. The authorities have doubted about the explanation furnished by the assessee. The authorities below have doubted the source of the cash deposits, however, the contention of the ld. counsel for the assessee is that he had withdrawn the amount from his bank account and there is no finding by the authorities below that the cash withdrawn by the assessee was utilized for any other purpose. In the absence of such finding, addition is not justified. We find merit into the contention of the ld. counsel for the assessee that there is no dispute that the amount which was withdrawn by the assessee on various dates during the year 2006 was available with him for making deposits. In the absence of finding that the amount which was previously withdrawn by the assessee had been utilized for any other purpose merely on the basis of conjecture that the amount might have been utilized for any other purpose and was not available with the assessee for making the deposits, we are unable to accept the reasoning of the authorities below. In our considered view, when the assessee has demonstrated that he had withdrawn cash from the bank and there is no finding by the authorities below that this cash available with the assessee was invested or utilized for any other purpose, in that event, it is not open to the authority to make the addition on the basis that the assessee failed to explain the source of deposits. Moreover, the authorities below have not disputed the fact that the assessee had withdrawn amount of Rs.9,10,000/- before the deposits made on various dates during the FY 2007-08. Therefore, the orders of the authorities below are set aside and the AO is directed to delete the addition. Thus, ground raised in the assessee's appeal is allowed.
19.7 In view of the above, there cannot be any addition to the total income of the assessee on account of cash deposited in the bank unless the AO demonstrate that the amount in question has been used by the assessee for any other purpose. Thus in our considered view the addition is made on inferences and presumptions which ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 18 is bad in law. Accordingly, we do not find any infirmity in the order of the learned CIT(A). Thus we direct the AO to delete the addition made by him. Hence the ground of appeal of the Revenue is hereby dismissed.
20. The next issue raised by the Revenue is that the learned CIT(A) erred in in deleting the addition made by the AO for Rs. 1,17,97,000/- on account of unexplained cash credit under section 68 of the Act.
21. The assessee in the year under consideration has shown the loan from certain parties as detailed under:
Sr.No. Name of Depositor PAN Amount(Rs.)
1 Abhishilp Shops & AAAAA797K 88,97,000
Office Co-op. Soc.
2. Kalpesh Patel Not Submitted 10,00,000
3. Rajshah Enterrprise ACCR9569C 5,00,000
Pvt. Ltd.
4. Sthapatya Shilp AAHFS7043Q 14,00,000
Builders
Total 1,17,97,282
21.1 The assessee in support of the impugned loan has filed copy of the PAN and
the ledgers in order to prove the identity, creditworthiness of the parties and the genuineness of the transactions.
21.2 However, the AO during the assessment proceedings observed certain facts as detailed under:
i. There was no detail, such as copy of the PAN, ledger, ITR, bank statement, furnished by the assessee with respect to one of the party namely Shri Kalpesh Patel.
ii. With respect to the remaining parties, the assessee only furnished the copies of the ledgers and the PAN. As such the copy of the ITR, bank statement (except Sthapatya Shilp Builders) were not furnished by the ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 19 assessee in order to prove the creditworthiness of the parties and genuineness of the transaction.
iii. On the independent enquiry conducted from ITD data base, it was found that there was not sufficient creditworthiness of the parties who could advance loan to the assessee except one party namely Rajesh Enterprise Private Ltd. Thus, the creditworthiness was not established. iv. All the parties who advanced loan to the assessee were belonging to the Barter group and Sutaria group which were engaged in providing the accommodation entries. Thus, merely the transaction was carried out through the banking channel does not establish the genuineness of the transaction.
21.3 Based on the above, the AO concluded that the assessee failed to discharge the onus cast upon it under the provisions of section 68 of the Act with respect to the identity, creditworthiness of the parties and genuineness of the transaction.
Thus, the AO treated the same as unexplained cash credit of Rs. 1,17,97,000/- under section 68 of the Act and added to the total income of the assessee.
22. Aggrieved assessee preferred an appeal to the learned CIT-A.
23. The assessee before the learned CIT(A) submitted that during the assessment proceedings it has furnished details such as PAN, Address, confirmation, contra confirmation and bank statement which were sufficient enough to prove the identity, credit worthiness of the parties and genuineness of the transactions as held by Hon'ble Gujarat High court in case of Rohini Builder reported in 256 ITR 360. But the AO failed to make proper consideration of the submission while making addition merely on basis of surmises and conjecture.
23.1 It was also submitted that loan was taken for temporary requirement which was repaid during the year and in case of Rajesh Enterprises within 2 days. The ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 20 fund was received for temporary requirement and paid within short period. Therefore, no interest was paid on such loan.
23.2 The AO was having all the details of loan parties and the assessment under section 153(C) r.w.s. 143(3) were also made in the case of some of the loan parties. Accordingly, the assessee prayed to delete the addition made under section 68 of the Act.
24. The learned CIT(A) after considering the submission of the assessee deleted the addition made by the AO by observing as under:
The AO in Para 8.1.1 of the assessment order observed that the appellant has not submitted all the details in support of its claim. Thereafter in para 8.2. to 8.6 of the assessment order the AO has made various observations and concluded that in view of above discussion contained above, the unexplained credits in the form of unsecured loans of Rs.1,17,97,000/- (this figure has been wrongly written as 1,97,97,0007- at page No.30 of the asstt. order) received during the year is treated as unexplained credits u/s.68 of I.T. Act. The appellant firm in the appellate proceedings in its written submission filed on 28.02.2019 has given the chart showing break-up as regards to unsecured loan party with necessary supporting details of unsecured loan party as per Exhibit-V. The appellant has stated (hat the unsecured loan from the aforesaid parties during the year under consideration was by account payee cheques through regular banking transactions and duly reflected in the bank account of the appellant firm as well as in the books of accounts of the appellant firm. The appellant has submitted before the AO a detailed submission vide its letter dated 05.12,2017 during the course of assessment proceedings in response to the notice issued u/s.142(1) of the Act, which is compiled in the Paper Book No.l at page no. 102 to 158 and Paper Book No.ll at page no.214 to 386). The appellant has relied upon the decision of ITQ, Vs. Shanti Enterprise (2016) 71 taxmann.com 275. The appellant further contended that it is necessary for the appellant firm to prove prima-facie the. transaction which results in its books of accounts.
Such proof includes proof of identity of its lenders, the capacity of such lender to advance the money and genuineness of the transactions. In the present case, as the appellant firm has adduced evidences to establish prima facie the aforesaid onus shifts to the department. In support of the same the appellant firm has placed reliance on the following decisions:
i) Orient Trading Company Ltd. v/s. CIT (1963) 49 ITR 723 (Bom.)
ii) Pr. CIT vs. M/s. Dhanlaxmi Equipment Pvt. Ltd. ITA No. 189/2016 iii} Aravali Trading Co. vs. ITO 8 DTR 199 (Raj.) viiij High Court of Madras In S. Hastimal (1963] 49 ITR 273 (Mad.)
iv) Gujarat High Court in the ease of DCIT v. Rohini Builders 256 (TR 360 (Guj.) v] Gujarat High Court In the ease of CIT vs. RanchhodJivabhai Nakrmva (Tax Appeal No.50of2011)
vi) CIT vs. Apex Therm Packaging (P.)Ltd.[20l4j 42 Taxman.com 473 [Gujarat-HC] Vii) CIT vs. Dharmadev Finance (P.)(Ltd.)[2014j 43 Taxman.Com 395(GUJ. HC)
viii) CIT vs. Patel RamniklalHirji [2014] 41 Taxman.Com 493/222 Taxrnan 15 (Mag.)(GUJ.HC)
ix) CIT V Sachitel Communications (P.)(Ltd.)[2014]51taxman.Com 205/227 Taxman 119 (Mag.) (Guj.) The appellant firm contended that the.AO in para 8.4 at page no.23 of the assessment order has observed that since assessee failed to prove the identity as well as creditworthiness of the depositors despite clearly asked in notices, this office undertook independent exercise ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 21 to verify the creditworthiness of these depositors. The said observation of the AO found not correct as the AO being the assessing authority of Sarthav Infrastructure Pvt. Ltd. has provided the assessment order of Sarthav Infrastructure Pvt. Ltd. for the A.Y.2010-11at page no.99 the details with regards to Rajshah Enterprise Pvt. Ltd. and himself has stated that the PAN No, of Rajshah Enterprise Pvt. Ltd. and income declared in the return of income by Rajshah Enterprise Pvt. Ltd. for AY.2010-11 for a substantial amount of Rs.4,12,63,340/-
and the said lender party has also shown substantial income in the assessment year under consideration. Show-causing the fact that the AO had access to both the PAN and the Return of Income for all of the years of the alleged party so as to say the identity and/or genuineness of the transactions was not at question since it was cross-verifiable from the said page no.99 of the assessment order so rendered by him in the case of Sarthav Infrastructure Pvt. Ltd. The appellant firm has placed before me the said relevant page no.99, which is compiled as per Exhibit-8 of Synopsis of Arguments. The AO himself stated the PAN and substantial income disclosed in the return of income of Rs.4,12,63,340/- of A.Y.2010-11 of lender party Rajshah Enterprise Pvt. Ltd. and further unsecured loan for an amount of Rs.5,00,0007- has been received during the year under consideration and the said loan Rs.5,00,0007- was also repaid within 3 days during the year under consideration, and hence an addition of Rs.5,00,000/- is not justified and in respect of the said lender party, the appellant firm stated that the identity of the said party are duly established beyond doubt for the reason that the A.O who was the Assessing Officer of the appellant is also the Assessing Officer of Rajshah Enterprise Pvt. Ltd. which is group of Sarthav Group and was under the assessment proceedings u/s.143(3) of the Act before the A.O and therefore, the return of income of Rajshah Enterprise Pvt. Ltd, as well as bank statements and books of accounts of the aforesaid were already available on record of the AO. Further the appellant firm has placed fro its books of accounts the ledger account as well as contra confirmation of Rajshah Enterprises Pvt. Ltd. being taken place through proper banking channel. The appellant has also submitted before me the audited balance sheet of lender party Rajshah Enterprises Pvt. Ltd. as per Exhibit-X of synopsis of arguments and from verification of the said audited balance sheet it is established that the said lender party Rajshah Enterprises Pvt. Ltd. is having huge share capital, share application money and reserves aggregating to Rs.63,59,49,5227-. The appellant firm has already proved the creditworthiness and genuineness of the lender party by submitting various details as stated herein above and hence, an addition of Rs,5,00,000/-is not required to be made in the case of the appellant firm. This establishes that all the transactions have been made through proper banking channel. So, the addition of Rs.5,00,000/- made by the A.O with respect to the unsecured loan of Rajshah Enterprises Pvt. Ltd. is unjustified and the addition is deleted.
6.3 The AO in para 8.2 at page no.22 of the assessment order has observed that it is to conclude that the identity of Kalpesh Patel were not proved. The said observation of the AO is found not correct, as in case of Kalpesh Patel, on page no.99 of the assessment order of SIPL, the AO himself has stated the PAN No. of the said lender party. The appellant firm has received unsecured loan of Rs.10,00,000/- to meet the temporary shortage of fund on current account basis and the amount of Rs. 10,00,0007- has been repaid back with a period of 2 days and hence the appellant firm has not paid interest on such amount. In this regard, the appellant firm has placed on my record the copy of contra confirmation alongwith the bank statement of Kalpesh Patel. The appellant firm has also placed on record the ledger account of Kalpesh Patel from the books of the appellant firm. The appellant firm also submitted the copy of confirmation and the highlighted bank statement of Kalpesh Patel as per Exhibit-VII of Synopsis of Arguments filed on 28.02.2019 proving that the transactions are been made through proper banking channel. Hence the addition of Rs.10,00,000/- made by the AO with respect to the unsecured loan oof_Kalpesh__Patel_is not justified and_the_sajd addition is deleted.
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 22 6.4 In respect of the lender party Abhishilp Shops & Offices Co.Op. Soc., there was opening balance of Rs.63,99,464/- and during the year under consideration unsecured loan for an amount of Rs.88,97,000/- has been received and an amount of Rs. 1,27,45,184/- has been repaid during the year which is through proper banking channel and there was closing balance of Rs.25,51,280/-.The appellant firm has received unsecured loan of Rs.88,97,000/- to meet the temporary shortage of fund on current account basis and hence the appellant firm has not paid interest on such amount. The appellant has established the identity of Abhishilp Shops & Offices Co.Op. Soc. beyond doubt for the reason that the AO was the Assessing Officer of the appellant firm is also the Assessing officer of Abhishiip Shops & Offices Co.Op. Society, which is a firm of Sarthav Group and was under assessment proceedings u/s.143(3) of the Act before the AO. Therefore, the bank statements and books of accounts of Abhishilp Shops & Offices Co.Op. Soc. Were already on record of the AO. The appellant firm has further submitted from its books of accounts the ledger account as well as contra confirmation of Abhishilp Shops & Offices Co.Op. Soc. being taken place through proper banking channel. The appellant in the synopsis of arguments filed on 28.02.2019 placed on record the Bank Statement of Abhishilp Shops & Offices Co.Op. Soc, as per Exhibit- VI and thus the appellant firm has proved the identity of the depositors, genuineness of the transactions and creditworthiness of the depositor as per section 68 of the Act. The copy of income-tax return, books of accounts, bank statements were already available on record of the AO in order to examine the genuineness of loan received during the year under consideration. The addition of Rs.88,97,000/- made by the AO with respect to the unsecured loan of Abhishilp Shops & Offices Co.Op. Soc. is not justified and the said addition is deleted.
25. Being aggrieved by the order of the learned CIT-A, the Revenue is in appeal before us.
26. The learned DR before us vehemently supported the stand of the AO by reiterating the findings contained in his order which we have already adverted to in the preceding paragraph. Therefore we are not repeating the same for the sake of brevity.
27. On the contrary the learned the AR before us submitted that the loans were procured for temporary fund requirement through proper banking channel and same were also repaid during the year under consideration through banking channel. The learned AR in this respect drawn our attention to the page number 231 to 250 of the paper book where ledger copies of the parties were placed. Accordingly, the learned AR contended there cannot be made any addition on account of loan transaction under section 68 of the Act.
ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 23 27.1 Both, the ld. DR and AR before us vehemently supported the order of the authorities below as favorable to them.
28. We have heard the rival contentions of both the parties and perused the materials available on record. The provision of section 68 of the Act fastens the liability on the assessee to provide the identity of the lenders, establish the genuineness of the transactions and creditworthiness of the parties. These liabilities on the assessee were imposed to justify the cash credit entries under section 68 of the Act by the Hon'ble Calcutta High Court in the case of CIT Vs. Precision finance
(p) Ltd reported in 208 ITR 465 wherein it was held as under:
"It was for the assessee to prove the identity of the creditors, their creditworthiness and the genuineness of the transactions. On the facts of this case, the Tribunal did not take into account all these ingredients which had to be satisfied by the assessee. Mere furnishing of the particulars was not enough. The enquiry of the ITO revealed that either the assessee was not traceable or there was no such file and, accordingly, the first ingredient as to the identity of the creditors had not been established. If the identity of the creditors had not been established, consequently, the question of establishment of the genuineness of the transactions or the creditworthiness of the creditors did not and could not arise. The Tribunal did not apply its mind to the facts of this particular case and proceeded on the footing that since the transactions were through the bank account, it was to be presumed that the transactions were genuine. It was not for the ITO to find out by making investigation from the bank accounts unless the assessee proved the identity of the creditors and their creditworthiness. Mere payment by account payee cheque was not sacrosanct nor could it make a non-genuine transaction genuine."
28.1 The assessee has discharged its onus by furnishing the necessary details such as a copy of PAN, ledger copy, confirmation and bank details in support of identity of the parties, genuineness of transaction and creditworthiness of the parties. Admittedly the AO has accepted the identity of the parties except of Kalpesh Patel but the genuineness of transaction and credit worthiness of the parties were not accepted. However the learned CIT(A) held that the assessee has discharged the primary onus cast under section 68 of the Act and deleted the addition made by the AO. In this backdrop we proceeds to adjudicate the issue on hand.
28.2 Coming to first condition cast under section 68 of the Act i.e. proof of identity. The AO has held that the identity of the Kalpesh Patel was not proven by the ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 24 assessee. However we note the AO in paragraph number 8.4 of his order given the detail of income declared by Kalpesh Patel for the last 3 years. Thus there is contradiction in finding of AO. Further the learned CIT-A has given categorical finding that the AO while framing the assessment of Sarthav Infrastructure Pvt Ltd (SIPL) for the year under consideration has accepted the identity of Shri Kalpesh Patel. Therefore in this fact and circumstances no doubt remains on the identity of the loan parties.
28.3 Now coming to the second and third condition, i.e. genuineness of the transaction and creditworthiness of the parties, regarding this we note that all the transactions were carried out through banking channel and the assessee has refunded the amount through banking channel to all the parties and in some cases within 2 or 3 days. The repayment of the loan amount by the assessee was duly accepted by the Revenue. In this regard, we find support and guidance from the judgment of Hon'ble Gujarat High Court in the case of the CIT Vs. Rohini builders reported in 256 ITR 360 wherein it was held as under:
"The genuineness of the transaction is proved by the fact that the payment to the assessee as well as repayment of the loan by the assessee to the depositors is made by account payee cheques and the interest is also paid by the assessee to the creditors by account payee cheques."
28.4 Thus, there remains no doubt that the transaction of the advance received by the assessee from the parties was not genuine. In our considered view, once the assessee is able to prove that the money received by it was returned during the year in the account of the same parties, then there remains no doubt to draw an inference that the advances received by the assessee were unexplained cash credit.
28.5 Similarly, we also note that in respect of all the parties as discussed above the AO had sufficient documentary pieces of evidence including the details of the income of the loan parties namely Abhishilp Shops and Office Co. Op. Society and Sathpatya Shilp Builder who were assessed by the same AO. Similarly details of Rejash Enterprises Private Limited and Shri Kalpesh Patel were also available with ITA no.907/AHD/2019 With C.O.No.170/Ahd/2019 Asstt. Year 2010-11 25 the AO as furnished by sister concern of the assessee namely SIPL in its assessment. Therefore in our considered view, the assessee has discharged its onus imposed under section 68 of the Act. In view of the above, we do not find any infirmity in the order of Ld. CIT (A). Hence the ground of appeal of the revenue is hereby dismissed.
29. In the result, the appeal of the Revenue is dismissed.
30. In the combined result CO of the Assessee is allowed and appeal of the Revenue is dismissed.
Order pronounced in the Court on 27/04/2022 at Ahmedabad.
Sd/- Sd/-
(MADHUMITA ROY) (WASEEM AHMED)
JUDICIAL MEMBER ACCOUNTANT MEMBER
(True Copy)
Ahmedabad; Dated 27/04/2022
Manish