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 10, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Padmashree Annasaheb Jadhav Bhartiya ... vs Dcit Cir -1, Kalyan on 11 November, 2016

आयकर अपील य अ धकरण "सी" यायपीठ मुंबई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, MUMBAI BEFORE SHRI SANJAY ARORA, AM AND SHRI AMARJEET SINGH, JM आयकर अपील सं./I.T.A. No. 2919/Mum/2012 ( नधारण वष / Assessment Year: 2003-04) Padmashree Annasaheb Jadhav Dy. CIT, Cir. 1, Kalyan Bharatiya Samaj Unnati Mandal C/o. H. N. Motiwalla & Co., बनाम/ 508, Sharda Chambers, Vs. 33, New Marine Lines, Mumbai-400 020 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. AAATP 2888 F (अपीलाथ /Appellant) : ( यथ / Respondent) अपीलाथ क ओर से / Appellant by : Shri H. N. Motiwala यथ क ओर से/Respondent by : Shri S. Pandian सन ु वाई क तार ख / : 11.07.2016 Date of Hearing Date of Order : 11.11.2016 आदे श / O R D E R Per Sanjay Arora, A. M.:

This is an Appeal by the Assessee directed against the Order by the Commissioner of Income Tax (Appeals)-I, Thane ('CIT(A)' for short) dated 31.10.2012, dismissing the Assessee's appeal contesting its assessment u/s.143(3) read with section 264 of the Income Tax Act, 1961 ('the Act' hereinafter) for the assessment year (A.Y.) 2003-04 vide order dated 29.12.2010.
2 ITA No. 2919/Mum/2012 (A.Y. 2003-04)

Padmashree Annasaheb Jadhav Bharatiya Samaj Unnati Mandal vs. Dy. CIT

2. The Assessee is a Trust registered under Bombay Public Trust Act, 1950 as also under Maharashtra State Registration Act, 1860. It runs several schools, colleges, etc. As there were allegations of various financial irregularities having been committed, a special Audit u/s. 33(4)(a) of the Bombay Public Trust Act was directed, at the instance of the Charity Commissioner, by the State Government (acting through the Ministry of Law), for the period April, 1990 to March, 2003, vide its order dated 23.03.2004. Assessment u/s. 143(3) r/w s.147 of the Act was framed on 31.12.2008 at an income of Rs.916.38 lacs. The same was set aside by Commissioner of Income Tax-II, Thane (CIT) vide his order u/s. 264 dated 16.12.2009 directing de novo assessment. The Assessing Officer (AO) had denied deduction of any expenditure, bringing the entire gross receipt to tax. Assessment of income is to be made as per the provisions of the Act, allowing all permissible expenses incurred in the course of earning its income by the assessee as an unregistered Trust/AOP. Income was accordingly assessed at Rs.137.51 lacs, making as many as eight adjustments to the deficit of Rs.27.19 lacs as per the Income & Expenditure Account. The same being confirmed in appeal for the same reasons, the assessee is in second appeal.

3. We have heard the parties, and perused material on record. 3.1 We may enlist the various reasons for, constituting the broad areas under, which additions stand made in assessment:

(a) Internal Transfers (Type-A): The Trust's main office is the 'Mandal', at Bhiwandi, District Thane. The educational & social activities of the Trust are carried out through different 'Committees', such as Education Committee, Organization Committee, Construction Committee, Hostel Committee, etc. The Schools, Colleges, Kendras, etc. run are the 'Units'. Each entity maintains its separate books of accounts. There is regular transfer of funds from one to another, viz. from Mandal to Committee, from Mandal to Unit, from Unit to Mandal, from Committee to Mandal, etc. The first type of irregularity observed by the Auditors is where the recipient records the receipt in its books of accounts, while there is no corresponding transfer recorded in the books of the payer/transferor. E.g. while a Unit records a receipt in its books from Mandal, 3 ITA No. 2919/Mum/2012 (A.Y. 2003-04) Padmashree Annasaheb Jadhav Bharatiya Samaj Unnati Mandal vs. Dy. CIT there is no debit or payment thereto in the accounts of the Mandal. The source of receipt being thus unexplained, the same is added u/s. 68.
(b) Internal Transfers (Type-B): Under this category, the transfer is recorded in the accounts of the transferor but not that of the transferee. In as much as the funds so transferred, being unaccounted by the ostensible recipient, could not possibly be applied for the objects of the trust, the same were disallowed.
(c) Bogus & Inflated Expenditure: With a view to verify the expenditure; there being allegations of large scale siphoning off/leakage of funds, the auditors communicated directly with the suppliers. Some denied any supply by them while others denied receipt of cash, ostensibly paid to them (as per the assessee's books) against the supplies made by them. No confirmation was received from some others. These discrepancies stands listed at para 11.2 (pages 23-24) of the assessment order. The assesse failing to furnish any explanation in respect of same the entire expenditure, so contradicted, pertaining to or as apportioned for the relevant year, was disallowed (details at page 25 of the assessment order).
(d) Unrecorded receipts in the sum of Rs.1,91,377/- were found by the Auditors while auditing the books of a Unit 'Khodala Vibhag High School', i.e., on the basis of receipts, of which Rs.12,416/- pertained to an earlier year. Year-wise breakup for the balance Rs.1,78,961/- being not applicable, 1/13 thereof was adopted as amount applicable for the current year.

3.2 We shall proceed ground-wise. However, it needs to be clarified at the outset that the registration of the Trust stands cancelled by the competent authority, and which has since been upheld by the Tribunal. That apart, the funds of the Trust have inured directly for the benefit of Trustees, and the Trust is clearly not working for its stated objects, so that sections 13(3) and 13(1)(c) of the Act stand attracted. Though the assesse has per its Ground 1 questioned the withdrawal of exemption u/s. 11, the same is an admitted fact, with in fact even no arguments having been raised before us during the hearing in its respect. Why, even the order u/s. 264 is based on this premises; the ld. CIT clearly directing the AO to allow all deductible expenses incurred in the course of carrying its activities, so that assessing at gross receipt was 4 ITA No. 2919/Mum/2012 (A.Y. 2003-04) Padmashree Annasaheb Jadhav Bharatiya Samaj Unnati Mandal vs. Dy. CIT plainly inapposite, i.e., even for an unregistered trust/institution. Ground 1, which is cast in general terms, stands, thus, dismissed.

The second aspect which we wish to clarify is that the assessee stands allowed abundant opportunity to explain its' case both by the assessing and the first appellate authority. Reference in this context is made to paras 4 & 5 of the assessment order & paras 2 & 2.1 of the impugned order. Rather, the plea raised before us by the ld. AR was that the audit report, which forms the basis of the impugned assessment, had not been furnished to the assessee. Even as no such objection had been raised before the AO, or even the ld. CIT(A), and the objection even otherwise prima facie unsustainable, the Bench, allowing the assesse benefit of doubt and, further, if only to allay any doubt in the matter, called for the assessment record, and whereat the ld. AR conceded to it being not so, and that the said audit report had been duly supplied to assessee. In fact, there is a reference to the said audit report in the assessee's reply dated 14.12.2010, reproduced at para 6 of the assessment order.

3.3 Grounds 2 to 7 relate to the objections (a) & (b) at para 3.1 above, i.e., for purportedly internal transfers. While for the first category, the source of funds is unknown, qua the second it is the avenue of funds that remains unknown and, thus, unexplained. Section 68 is clearly attracted qua the first category. For the second (Type-B) category, how, we wonder, as also expressed during hearing, would it lead to any income, or income being assessed, in the hands of the assessee. There has been large scale misfeasance of funds by the trustees, so that it may well be that the funds stand misappropriated. No exclusion for applying the income for the objects of the Trust - which would, even where applicable, require being proved, is to be allowed. There is accordingly no question of the unknown or unexplained destination of funds resulting in income being assessed. For the first (Type-A) category, we have already expressed, as also during hearing, that section 68 stands righty invoked in-as-much as the source and, in fact, even the nature of credit/s remains completely unexplained.

5 ITA No. 2919/Mum/2012 (A.Y. 2003-04)

Padmashree Annasaheb Jadhav Bharatiya Samaj Unnati Mandal vs. Dy. CIT The same would stand to be aggregated across all such 'transfers'. We may at this stage also meets the assessee's objection for being assessed at 1/13 of the aggregate sum for 13 years (for each transaction type) for which the special audit was ordered and conducted. The irregularities pointed out are not denied. The assesse, who has been found to maintain duplicate, nay, even triplicate set of account books, i.e., to suit different purposes, has not at any stage explained the discrepancies or even produced material to enable the year-wise breakup. The AO is obliged to adopt a reasonable method, and which he under the circumstances does by allocating the amount for the current year on a (time) proportion(ate) basis. His said act accordingly cannot be faulted with on that score. We decide accordingly, and assessee fails on its Ground 2 to 5 and 7 to 8, while it succeeds on its Ground 6.

3.4 Ground 8 relates to the disallowance/addition for bogus/inflated expenditure. For background facts, refer para 3.1 (c) of this order. No explanation or material in support of its' case has been furnished or advanced by the assessee at any stage. So however, we are unable to comprehend as to why any disallowance would arise where the supplies are confirmed as made by the concerned supplier/s. True, no payment is stated as received by it, even as it is reflected in the assessee's accounts. But, then, the funds having been misappropriated, it may well be that the payment/s, ostensibly made to the suppliers, stands appropriated by the trustees. That does not however mean that either no expenditure stands incurred on the relevant purchases or that the suppliers - to whom therefore payments shall have to be made, had waived their dues against supplies that stand since confirmed. There is also no case for invocation of section 41(1). Excepting such cases (of confirmed supplies), and the corresponding sums, including of partial denial of supply (listed at serial nos. (ii) & (iii) of para 11.2 (page no.25) of the assessment order), so that deduction is exigible for the supplies confirmed, the disallowance is in order.

6 ITA No. 2919/Mum/2012 (A.Y. 2003-04)

Padmashree Annasaheb Jadhav Bharatiya Samaj Unnati Mandal vs. Dy. CIT The AO shall however examine the aspect of telescoping of the said disallowance against the additions confirmed u/s. 68. This is so, and even as the two adjustments can be made independently, with the burden of proof for telescoping being on the assessee, the out-of-books generation of funds by booking bogus/inflated expenditure can definitely be said as forming a source - to that extent, of unexplained funds (credits) added u/s. 68. The assessee gets part relief.

3.5 Ground 9 is qua Objection (d). The same is dismissed as not pressed. The same being in respect of unrecorded receipts in accounts, is even otherwise appropriate on merits. We decide accordingly.

4. In the result, the assessee's appeal is partly allowed.

                 Order pronounced in the open court on July 11, 2016

                Sd/-                                            Sd/-
           (Amarjeet Singh)                                 (Sanjay Arora)
      या यक सद य / Judicial Member                   लेखा सद य / Accountant Member
मुंबई Mumbai; दनांक Dated : 11.11.2016
आदे श क  त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2.      यथ / The Respondent
3.    आयकर आयु त(अपील) / The CIT(A)
4.    आयकर आयु त / CIT - concerned
5.    वभागीय      त न ध, आयकर अपील य अ धकरण, मुंबई / DR, ITAT, Mumbai
6.    गाड फाईल / Guard File
                                                    आदे शानुसार/ BY ORDER,


                                            उप/सहायक पंजीकार (Dy./Asstt. Registrar)
                               आयकर अपील य अ धकरण, मुंबई / ITAT, Mumbai