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 6, Cited by 3]

Income Tax Appellate Tribunal - Chennai

Shantananda Steels Pvt. Ltd., Chennai vs Ito Ward 6(2), Chennai on 25 November, 2022

आयकर अपील य अ धकरण,'बी' यायपीठ,चे नई IN THE INCOME TAX APPELLATE TRIBUNAL 'B' BENCH, CHENNAI ी महावीर सह, उपा य एवं ी मनोज कु मार अ वाल, लेखा सद य के सम BEFORE SHRI MAHAVIR SINGH, VICE PRESIDENTAND SHRI MANOJ KUMAR AGGARWAL, ACCOUNTANT MEMBER आयकर अपील सं./ITA Nos.: 70/CHNY/2022 & 736/CHNY/2020 िनधारण वष/Assessment Years: 2013-14 & 2014 - 15 Chandan Credits Ltd., The ACIT, No.6/13, North Avenue, Vs. Central Circle - 2(3), Kesavaperumalpuram, Chennai.

Chennai - 600 028.

PAN : AAACC 6074D (अपीलाथ /Appellant) ( यथ /Respondent) & आयकर अपील सं./ITA Nos.:71/CHNY/2022 & 735/CHNY/2020 िनधारण वष/Assessment Years: 2013 - 2014 & 2014-15 Gugnani Leasing & Hire Purchase The ACIT, Pvt. Ltd., Vs. Central Circle - 2(3), No.6/13, North Avenue, Chennai.

Kesavaperumalpuram, Chennai - 600 028.

PAN : AAACG 5972C (अपीलाथ /Appellant) ( यथ /Respondent) & आयकर अपील सं./ITA Nos.: 128 & 129/CHNY/2022 िनधारण वष/Assessment Years: 2012-13 & 2013-14 Growell Hire & Purchase Finance The ACIT, Ltd., Vs. Central Circle - 2(3), No.6/13, North Avenue, Chennai.

Kesavaperumalpuram, Chennai - 600 028.

PAN : AAACG 4983H (अपीलाथ /Appellant) ( यथ /Respondent)

-2- ITA Nos.70-72, 128 & 129/Chny/2022 735 & 736/Chny/2020 & 3080/Chny/2019 & आयकर अपील सं./ITA No.: 3080/CHNY/2019 िनधारण वष/Assessment Year: 2011-12 Shantananda Steels Pvt. Ltd., The Income Tax Officer, 403, Thiruvottiyur High Road, Vs. Ward - 6(2), Thiruvottiyur, Chennai.

Chennai - 600 019.

PAN : AAACS 5070K (अपीलाथ /Appellant) ( यथ /Respondent) & आयकर अपील सं./ITA No.: 72/CHNY/2022 िनधारण वष/Assessment Year: 2013-14 Ojasvi Motor Finance Pvt. Ltd., The Income Tax Officer, No.6/13, North Avenue, Vs. Ward - 6(2), Kesavaperumalpuram, Chennai.

Chennai - 600 028.

PAN : AAACO 2343M (अपीलाथ /Appellant) ( यथ /Respondent) अपीलाथ क ओर से/Appellant by : Shri B. Ramakrishnan, FCA यथ क ओर से/Respondent by : Shri Guru Bashyam, CIT सन ु वाई क तार ख/Date of Hearing : 15.11.2022 घोषणा क तार ख/Date of Pronouncement : 25.11.2022 आदे श /O R D E R PER MAHAVIR SINGH, VP:

These 8 appeals by the 5 different assessees are arising out of different orders of the CIT(A)-18 / CIT(A)-19 / CIT(A)-15, Chennai
-3- ITA Nos.70-72, 128 & 129/Chny/2022 735 & 736/Chny/2020 & 3080/Chny/2019 of different dates. The assessments were framed by the ACIT, Central Circle 2(3), Chennai u/s.143(3) of the Income Tax Act, 1961, (hereinafter 'the Act') vide orders of different dates. Since the issue is common in all these appeals, they are heard together and are disposed off by this common order.
2. At the outset, it is noticed that the appeal filed by the assessees in ITA No.735/Chny/2020 & ITA No.736/Chny/2020 are barred by limitation by 140 days. The orders of CIT(A) dated 30.01.2020 was received by assessees on 30.01.2020 as per Form
36. The appeals have to be filed on or before 01.04.2020 but were filed only on 20.08.2020. The ld. AR for the assessees stated that the delay was due to Covid-19 pandemic and nationwide lockdown imposed by the Central Government from 25.03.2020. We noted that the Hon'ble Supreme Court in Miscellaneous Application No.665 of 2021 vide order dated 23.03.2020 has given directions that the delay are to be condoned during this period 15.03.2020 to 14.03.2021 and they have condoned the delay up to 28.02.2022 in Miscellaneous Application No.21 of 2022 vide order dated 10.01.2022. In term of the directions of Hon'ble Supreme Court, we condone the delay in filing of these appeals by assessees and admit the appeals for adjudication.
-4- ITA Nos.70-72, 128 & 129/Chny/2022 735 & 736/Chny/2020 & 3080/Chny/2019
3. The only common issue in these appeals of assessees is that the assessees had challenged the addition of investment made in share capital of SBQ Steels Ltd., by AO as unexplained income u/s.68 of the Act:-
Addition made by Assessment Assessee Appeal No. AO as unexplained year income u/s 68 70/CHNY/2022 2013-14 5,00,000/-
Chandan Credits Ltd.
                        735/CHNY/2020    2014-15                1,30,000/-
Gugnani Leasing & Hire 71/CHNY/2022      2013-14               10,00,000/-
Purchase Pvt. Ltd.      736/CHNY/2020    2014-15                3,40,000/-
Growell      Hire     & 128/CHNY/2022    2012-13                4,59,960/-
Purchase Finance Ltd.   129/CHNY/2022    2013-14               10,00,000/-
Shantananda Steels Pvt. 3080/CHNY/2019   2011-12             3,50,50,000/-
Ltd.
Ojasvi Motor Finance 72/CHNY/2022        2013-14             17,92,33,000/-
Pvt. Ltd.


4. We have heard rival contentions and gone through facts and circumstances of the case. We noted a search action u/s.132 of the Act was carried out in the case of assessees and its group companies, in connection with the search in the case of other concerns of Kolkata companies on 26.09.2012. The AO noted that the assessees have made investments in share capital of its group companies i.e., SBQ Steels Ltd., and RKKR Steels Ltd., out of the alleged claim of sale proceeds of its share investments. The AO after considering the enquiry conducted by the investigation wing and that these investments are out of sale proceeds of alleged share from
-5- ITA Nos.70-72, 128 & 129/Chny/2022 735 & 736/Chny/2020 & 3080/Chny/2019 shell companies of Kolkata, providing accommodation entries on commission basis, the AO noting the following facts confirmed the addition:-
(i) The assessee did not have the share capital and share premium. Their existence was not proved beyond doubt.
(ii) The assessee did not have the capacity to command share premium as it did not have any asset backing of any king and income of scale.
(iii) The existence of share investments were not proved beyond doubt.

Hence, the claimed sale proceeds are receipts originated from unknown sources. The only evidences were photo copies of self-made computer printed invoices whose genuineness was not proved.

(iv) The erstwhile Directors were never produced before this office. No contact particulars, communication details were furnished. Hence, these so called Directors are only name lenders who could not be traced.

(v) The assessee as well as its group companies did not explain how they came to know each other. Only vague replies were furnished. Hence, genuineness of the claimed business transactions, was not proved.

(vi) Further No capital gains were ever offered. If these companies were really dealing in share investments, particularly as unquoted equities were not exempt from tax, the requisite evidences to prove the cost as well as sale price valuations must have been kept. Lack of them only point to the fact such activities were not carried out in reality.

(vii) Complete financial documents for earlier years (beyond A.Y:2007-08) were not furnished to evidence the scale of the activities of the assessee and other similar companies.

(viii) The alleged share holder companies as well as companies whose share investments were statedly held were all un-listed companies based at Kolkata and many share the same address.

Aggrieved, assessee preferred appeal before CIT(A). The CIT(A) also confirmed the action of the AO. Aggrieved, assessees came in appeal before the Tribunal.

-6- ITA Nos.70-72, 128 & 129/Chny/2022 735 & 736/Chny/2020 & 3080/Chny/2019

5. Now before us, nothing was produced to prove that the investments in shares of SBQ Steels Ltd., by the assessees are out of the explained investment. Since the assessees could not produce anything before us, we dismiss this issue of the assessees and the orders of the lower authorities are confirmed.

6. In the result, the appeals filed by the assessees in ITA Nos.70, 71, 72, 128 & 129/CHNY/2022, ITA Nos. 735 & 736/CHNY/2020 and ITA No.3080/CHNY/2019 are dismissed.

Order pronounced in the open court on 25th November, 2022 at Chennai.

                   Sd/-                                     Sd/-
             (मनोज कु मार अ वाल)                         (महावीर सह )
     (MANOJ KUMAR AGGARWAL)                          (MAHAVIR SINGH)
     लेखा सद य/ACCOUNTANT MEMBER                   उपा य /VICE PRESIDENT
     चे ई/Chennai,

दनांक/Dated, the 25th November, 2022 RSR आदेश क ितिलिप अ ेिषत/Copy to:

1. अपीलाथ /Appellant 2. यथ /Respondent 3. आयकर आयु ) अपील(/CIT(A)
4. आयकर आयु /CIT 5. िवभागीय ितिनिध/DR 6. गाड फाईल/GF.