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 2, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

Ito, Wd-5(1), Kolkata, Kolkata vs M/S S. P. T. Securities Ltd., Kolkata on 31 January, 2018

                             IN THE INCOME TAX APPELLATE TRIBUNAL
                                  KOLKATA 'B' BENCH, KOLKATA

[Before Sri J. Sudhakar Reddy, Accountant Member & Sri S. S. Viswanethra Ravi, Judicial Member]

                                    I.T.A. No. 1175/Kol/2015
                                     Assessment Year: 2008-09


  Income Tax Officer, Ward-5(1), Kolkata...................................................................Appellant
  P-7, Chowringee Square
  8th Floor
  Kolkata - 700 069

  M/s. S.P.T. Securities Ltd.......................................................................................... Respondent
  11, Clive Row
  Kolkata - 700 001
  [PAN : AADCS 8015 P]

  Appearances by:
  Shri Subhash Agarwal, Advocate, appeared on behalf of the assessee.
  Shri S. Dasgupta, Addl. CIT, DR appearing on behalf of the Revenue.
  Date of concluding the hearing :             January 10th, 2018
  Date of pronouncing the order :              January 31st, 2018

                                       O R D E R

Per J. Sudhakar Reddy :-

This appeal filed by the revenue is directed against the order of the ld. Commissioner of Income Tax (Appeals)-2, Kolkata, (hereinafter the 'ld. CIT (A)'), passed u/s 250 of the Income Tax Act, 1961 (the 'Act'), dt. 25/06/2015, for the Assessment Year 2008-09.

2. The assessee is a company and had filed its return of income for the Assessment Year 2008-09 on 30/11/2008, declaring total income of Rs. 1,84,95,720/-. There was a survey in the premises of the company on 06/09/2007. Survey was also conducted at the premises of one Shri Narayan Chandra Roy, and statement u/s 131 of the Act, was recorded from him. In this statement, Sri Narayan Chandra Roy, allegedly stated that the Director of the assesse company Shri Surya Prakash Toshniwal, indulged in fraudulent activity of showing the 2 I.T.A. No. 1175/Kol/2015 Assessment Year: 2008-09 M/s. S.P.T. Securities Ltd company's income as that of Shri Narayan Chandra Roy's, by way of making false sub-brokership etc. taking advantage of his limited education, knowledge, bad financial position and innocent trust. Based on this statement, the turnover shown by Shri Narayan Chandra Roy, in his books was added as undisclosed turnover of the assesse company. Hence the sales of Rs.7,84,60,000/- was treated as undisclosed sale of the assessee company. The assessee submitted that the assessment in the case of Shri Narayan Chandra Roy was completed after the said survey and the turnover in question was assessed in his hands. The tax audit reports, final accounts and assessment papers of Shri Narayan Chandra Roy were submitted. He further submitted that Shri Narayan Chandra Roy, was a registered sub-broker and does transactions as a sub-broker. Shri Narayan Chandra Roy, was a sub-broker much prior to becoming the sub-broker of the assessee company. It was submitted by Shri Narayan Chandra Roy, that the statement was recorded from Shri Narayan Chandra Roy, under duress. An opportunity was asked by the assessee company to cross-examine Shri Narayan Chandra Roy. A copy of the STT statement disclosing business transacted by Shri Narayan Chandra Roy, was submitted and the assessee company had paid brokerage of Rs. 6,20,575.94/- to the assessee through Shri Narayan Chandra Roy on a business of Rs.9,74,671.17/-. The transactions of Shri Narayan Chandra Roy, were covered in the assessee company's turnover and the company had issue valid contract notes to Shri Narayan Chandra Roy, and the transactions were settled to bank accounts. The ld. CIT(A) considered all these evidences and deleted the addition.

3. Aggrieved the revenue is before us in appeal.

4. After hearing rival submission, we find that Shri Narayan Chandra Roy, is a registered by SEBI, as a sub-broker in SPT Securities Limited and all the transactions are covered in the companies turnover. The Assessing Officer of Shri Narayan Chandra Roy, has assessed the turnover of Shri Narayan Chandra Roy, in the hands of Shri Narayan Chandra Roy. The factual findings of the ld. CIT(A) could not be controverted by the ld. D/R. The same turnover cannot be assessed in two hands. The addition made by the Assessing Officer does not stand to logic. Under 3 I.T.A. No. 1175/Kol/2015 Assessment Year: 2008-09 M/s. S.P.T. Securities Ltd these circumstances, we uphold the order of the ld. First Appellate Authority and dismiss this appeal of the revenue.

5. In the result, appeal of the revenue is dismissed.

Kolkata, the 31st day of January, 2018.

       Sd/-                                                                Sd/-

[S.S. Viswanethra Ravi]                                          [J. Sudhakar Reddy]
Judicial Member                                                  Accountant Member

Dated : 31.01.2018
{SC SPS}


Copy of the order forwarded to:
1. Income Tax Officer, Ward-5(1), Kolkata
P-7, Chowringee Square
8th Floor
Kolkata - 700 069

2. M/s. S.P.T. Securities Ltd
11, Clive Row
Kolkata - 700 001

3. CIT(A)-
4. CIT- ,
5. CIT(DR), Kolkata Benches, Kolkata.


        True copy
                                                            By order


                                                Senior Private Secretary

Head of Office/ D.D.O. ITAT, Kolkata Benches