Income Tax Appellate Tribunal - Ranchi
M/S Rajat Minerals Pvt. Ltd.,, Ranchi vs Dcit, C.C.-1, Ranchi on 20 January, 2020
IN THE INCOME TAX APPELLATE TRIBUNAL "RANCHI" BENCH, RANCHI BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER & SMT. MADHUMITA ROY, JUDICIAL MEMBER आयकर अपील (एसएस) सं./I.T(SS).A. Nos. 41 to 47/Ran/2019 ( नधा रण वष / Assessment Years : 2009-10 to 2015-16) M/s. Rajat Minerals Pvt. बनाम/ Dy. Commissioner of Ltd. Vs. Income-tax, C/o Sri S. K. Poddar, Flat Central Circle - 1, No. 501, Mahabir Tower, Ranchi Main Road, Ranchi, Jharkhand - 834001 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AACCR6414 L (अपीलाथ /Appellant) .. ( यथ / Respondent) & आयकर अपील (एसएस) सं./I.T(SS).A. Nos. 48 to 54/Ran/2019 ( नधा रण वष / Assessment Years : 2009-10 to 2015-16) M/s. K. D. S. Contractors बनाम/ Dy. Commissioner of Pvt. Ltd. Vs. Income-tax, C/o Sri S. K. Poddar, Flat Central Circle - 1, No. 501, Mahabir Tower, Ranchi Main Road, Ranchi, Jharkhand - 834001 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AACCK5311K (अपीलाथ /Appellant) .. ( यथ / Respondent) अपीलाथ ओर से /Appellant by : Shri Devesh Poddar, Advocate यथ क ओर से / Shri Inderjeet Singh, CIT.D.R. Respondent by :
सन ु वाई क तार"ख / Date of 05/11/2019 Hearing घोषणा क तार"ख /Date of 20/01/2020 Pronouncement IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 2 -
आदे श/O R D E R PER PRADIP KUMAR KEDIA - AM:
The captioned appeals directed at the instance of two different assessees arise from the respective orders of the Commissioner of Income Tax (Appeals) ('CIT(A)') for different assessment years as tabulated below:
I T ( SS) A Na me o f AY CI T ( A) ' s AO ' s AO ' s o r d e r u nd er
No s. as se s see o r d er o r d er Sec tio n
d ated d ated
4 1 /R a n/1 9 M/ s. Raj a t 2 0 0 9 -1 0 1 7 .1 2 .1 8 2 8 .1 1 .1 6 1 5 3 A r . w. s .
Mi ner al s 1 4 3 ( 3 ) o f t he
P vt. Ltd . I nco me T a x Act
( i n s ho r t ' t he
Act ' )
4 2 /R a n/1 9 - Do - 2 0 1 0 -1 1 - Do - - Do - - Do -
4 3 /R a n/1 9 - Do - 2 0 1 1 -1 2 - Do - - Do - - Do -
4 4 /R a n/1 9 - Do - 2 0 1 2 -1 3 - Do - - Do - - Do -
4 5 /R a n/1 9 - Do - 2 0 1 3 -1 4 - Do - - Do - - Do -
4 6 /R a n/1 9 - Do - 2 0 1 4 -1 5 - Do - - Do - - Do -
4 7 /R a n/1 9 - Do - 2 0 1 5 -1 6 - Do - - Do - 1 4 3 ( 3 ) o f t he Ac t
4 8 /R a n/1 9 M/ s. K.D. S. 2 0 0 9 -1 0 3 0 .1 1 .2 0 1 8 - Do - 1 5 3 A r . w. s .
Co nt r ac to r s 1 4 3 ( 3 ) o f t he Ac t
P vt. Ltd .
4 9 /R a n/1 9 - Do - 2 0 1 0 -1 1 - Do - - Do - - Do -
5 0 /R a n/1 9 - Do - 2 0 1 1 -1 2 - Do - - Do - - Do -
5 1 /R a n/1 9 - Do - 2 0 1 2 -1 3 - Do - - Do - - Do -
5 2 /R a n/1 9 - Do - 2 0 1 3 -1 4 - Do - - Do - - Do -
5 3 /R a n/1 9 - Do - 2 0 1 4 -1 5 - Do - - Do - - Do -
5 4 /R a n/1 9 - Do - 2 0 1 5 -1 6 - Do - - Do - 1 4 3 ( 3 ) o f t he Ac t
2. The captioned appeals concern AYs. 2009-10 to 2015-16 in the case of captioned assessees who are stated to be having transactions with Padam Kumar Jain Group. In view of the simultaneous search conducted on both the assessees and issues being interlinked and similar, all the captioned appeals of both assessees have been heard together and are being disposed of b y common order.
3. For the sake of convenience and to begin with, we shall first take up the appeal concerning M/s. Rajat Minerals Pvt. Ltd. concerning AY 2009-10 in IT(SS)A No. 41/Ran/2019 for appreciation of facts and adjudication of the common issues involved.
IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 3 -
IT(SS)A No. 41/Ran/2019-AY-2009-10 (in case of M/s. Rajat Minerals Pvt. Ltd.)
4. Ground of appeal raised b y the assessee are reproduced hereunder:
"1. For that search and seizure operation was only carried out at the transit officer of the appellant whereas t he head office of the appellant was registered in Kolkata and the Directors of the appellant resides in Una, Himachal Pradesh since last 15 years . No incriminating material or paper relating to the appellant was found, as such, assess ment being completed U/s 153A in absence of any incriminating material is unjustified, illegal and fit to be cancelled.
2. For that no notice U/s 143(2) was served upon the appellant or its Principal Officer / Director. As such, the order of assessment passed in absence of notice U/s 143(2) served upon the appellant is ab initio void and fit to be cancelled.
3. For that the appellant has been regularly been assessed to tax U/s 143(1) or U/s 143(3). As mentioned above, during the course of search operation no incriminating document whatsoever was found relating to the appellant. As such, Ld. AO was not justified in disturbing the completed assessment and making an assess ment U/s 151A by making massive additions in absence of any incriminating material. As such, the proceedings being initiated U/s 153A and additions being made thereby are fit to be deleted.
4. For that Ld. CIT(A) was not justified in confirming the addition of Rs. 11,37,79,828/- U/s 68 being alleged undi sclosed income of the assessee. Rs. 3,91,27,737/- was added under the head sundry creditors as shown in the balance s heet and Rs.7,46,52,091/-was added under the head net liability. The amount claimed under liability only appeared in the balance sheet and was not clai med as expenses for the year. As such, no disallowance is called for .
5. For that complete det ails with respect to s undry creditors being advance received from parties and other current liabilities being taxes payable, expens es and etc. was furnis hed before the Ld. AO and Ld. CIT(A). The authorities below without considering the submissions and the details field, on basis of an anonymous TEP, made the alleged additions in absence of any incriminating material found during the course of search operation. As such, the addition being made U/s 153A which stands originally accepted is unjustified, illegal and fit to be deleted.
6. For that Ld. CIT(A) was not justified in confirming the addition of Rs. 4,84,70,106/- U/s 69 being unexplained investment. For the year under consider ation the assessee purchases fixed assets details of which was completely reflected in the audited books . The source of the payment stands explained as was made through banking channel and bills as available was also produced before the Ld. AO making t he assessment. Moreover, we would like to IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 4 -
mention that the depreciation claimed agains t the fixed assets was also allowed, as such, the authorities below were not justified in sustaining this addition in absence of any incriminating material found during the search operation. The addition made is fit to be deleted.
7. For that Ld. CIT(A) was not justified in confirming the addition of Rs. 11,05,71,212/-being disallowance of expenses claimed. The authorities below conf irmed the disallowance to the tune of 100 % for the expenses claimed under Picking expenses. Screening expenses, Stacking expenses, Breaking & sizing, Gener al expenses, Local shifti ng expenses. Salary & wages, Tempor ary hut making char ges. Bush cutting expenses, Compressor hire charges , Crusher expenses. Pollution control expenses, Road repairing expenses and Process ing cost on materials. Other expenses such as Fuel and lubricants, Payloader repair & maintenance, Proclain repair and maintenance, Dumper repair & maintenance was disallowed in part completely on adhoc basis.
5. The assessee has also moved additional grounds raising certain legal objections which are also recorded as under:
"1. For that the order of assessment is sai d to be passed on 28/11/2016 the date on which compliance was s ought for vide detailed questionnaire dated 21/11/2016. The assessee submitted its reply to the said questionnaire on 29/11/ 2016 wherein we were informed that the or der of assessment has al ready been pass ed on 28/11/2016. This bei ng a search case Ld. AO was making assessment in 28 cases pertaining to the ass essee group for which it is said that Ld. AO passed order in all 28 cases on the very same date on which the compliance was sought for. Further, from the copy of the order sheet it is seen that the approval of Ld. JCI T was also obtained on the draft order on the very said date. All this incidents has taken place within a span of few hours. Thus approval of Ld. JCIT has been obtained without any application of mind or rather has been obtained just in a mechanical form and not complied by the judicious process. As s uch, we beg to submit that the assessment being framed U/s 153A/143(3) is ab initio void, illegal and fit to be quashed, since no proper approval of Ld. JCI T was obtained.
2. For that in contrary we also beg to submit that the order passed on 28/11/2016 has been passed back dated since on one hand Ld. AO has stated that the assessee did not make compliance to any of the show cause notice and on the other hand Ld. AO has stated that the reply of the assessee to notice dated 21/11/2016 which was filed on 29/11/2016 has been considered. As such, this shows that the order has been passed in a heist manner with a malice intention. Further, from the records it is seen that the order of assessment was sent t o the assessee by speed post sometime in the 2nd week of December and the same was received on 14/12/2016. As such, it is clear that the order has been passed back dated with a simple objective to avoid the submissions of the assessee.
IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 5 -
We pray that the above legal ground of the assessee may kindly be admitted as an additional ground and be adjudicated upon since the same goes to the very root of the asses sment and involves a legal finding. Reliance is placed upon the decision of Hon'ble Apex Court in the case of NTPC Vs. CIT 229 ITR 383."
6. The prayer for admission of additional grounds noted above which are not set forth in memorandum of appeal are being admitted for adjudication in terms of Rule 11 of Income Tax (Appellate Tribunal) Rules, 1963 owing to the fact that objections raised in additional grounds are legal in nature for which relevant facts are stated to be emanating from existing records.
7. Turning to the facts, a search and seizure operation under s.132(1) of the Act was carried out in the business and residential premises of Padam Kumar Jain Group of cases at Ranchi, Chaibasa, Barbil, Chennai etc. on 03.07.2014 and subsequent dates. A search and seizure operation was also carried out at the transit/branch office/site office of the assessee and his group consisting of M/s. Rajat Minerals Pvt. Ltd., K. D. S. Contractors Pvt. Ltd., K. D. Sharma & Smt. Tripta Sharma. No search action was stated to be carried out at the registered office of assessee or an y other place of business. This search was said to be a part of the main search conducted in Padam Kumar Jain group of cases and M/s. Core Minerals. As noted, simultaneous searches were also carried out on the captioned assessees namel y M/s. Rajat Minerals Pvt. Ltd. and M/s. K. D. S. Constructions Pvt. Ltd. Padam Kumar Jain Group was mainl y controlled/managed b y Shri Padam Kumar Jain and his two sons Shri Anand Jain and Shri Rohit Jain. The group is mainl y engaged in the business of iron ore or mining at Barbil, Orissa. M/s. Rajat Minerals Pvt. Ltd. is, engaged in mining/transportation and operating from Barbil, Orissa and having business association with Padam Kumar Jain. Consequent upon search, a notice under s.153A of the Act was issued on the captioned assessee and consequent thereto, the assessee filed its return of income for AY 2009-10 declaring total income of Rs.8,05,88,600/-. The return of income filed b y the assessee was subjected to detailed scrutin y after issuance of various notices. Before IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 6 -
the AO, it was contended on behalf of the assessee at the very outset that no incriminating documents were found from the premises of assessee in the course of search action under s. 132(1) of the Act and accordingl y completed assessment should not be disturbed. As per written submission filed b y the assessee before the AO, the assessee was doing business of purchase and sale of iron ore and did not hold an y shares in an y compan y of Shri Padam Kumar Jain and the transactions of sale and purchase with Shri Padam Kumar Jain and his associate compan y was in ordinary couse of business between the entities. It was pointed out that cop y of seized documents primaril y contains cop y of invoices so raised for FY 2008-09, 2009-10, 2010-11 & 2011-12. The business of compan y came almost to halt from January 2012. It was thus submitted that no incriminating document was found for 4 years i.e. AYs. 2008-09 to 2011-12. It was further asserted that no document relating to AY 2012-13 to 2015-16 was either found or seized whether incriminating or non-incriminating. It was thus contented that in the absence of an y document of incriminating matter found (AYs. 2008-09 to 2011-12) and in the absence of an y document found or seized at all for AYs. 2012-13 to 2015-16, the unabated and concluded assessments should not be disturbed. It was submitted that the assessee has merel y traded through Padam Kumar Jain Group of companies in the course of mining business and has no other association. The AO however proceeded on the premise that discovery of an y incriminating document is not a sin qua non to make assessments under s.153A of the Act. The AO observed that issue of warrant of search and search under s.132 of the Act is sufficient for initiation of proceedings under s.153A of the Act and onl y condition for initiation of proceedings under s.153A of the Act is occurrence of search under s.132 of the Act. It was further observed that Section 153A of the Act does not provide that assessment/re-assessment should be based on 'incriminating material' alone and the AO is empowered to assess or re-assess the 'total income' of the six financial years covered under search regardless of presence of incriminating material. The AO also took extensive note of Tax Evasion Petition dated 21.11.2016 received in the course of assessment by him alleging incriminating information against the IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 7 -
assessee. The AO proceeded to assess the income on the basis of such Tax Evasion Petition. It was noted that as per the balance sheet of the assessee compan y, sundry creditors / current liabilit y to the tune of Rs.11,37,79,828/- remains unpaid for AY 2009-10 in question. It was pointed out that the assessee has failed to discharge the onus placed upon it to prove the identity/creditworthiness/genuineness of the creditors. The AO invoked Section 68 of the Act and added the same to the total income of the assessee in the absence satisfactory explanation on such credits/liabilities.
8. The AO further noted with reference to the balance sheet and depreciation chart that the assessee has shown to have invested Rs.4,84,70,106/- in fixed assets during the AY 2009-10 in question. The nature and source of such investment was doubted b y invoking Section 69 of the Act. In the absence of onus remaining allegedl y undischarged, the AO added Rs.4,84,70,106/- to the total income of the assessee. The AO further disallowed expenses aggregating to Rs.11,05,71,212/- under various heads, such as, picking expenses, scanning expenses, stacking expenses, dumper repair and maintenance, breaking & seizing expenses etc. as noted the in the assessment order. The AO accordingl y assessed the taxable income of Rs.35,34,09,745/- as against the returned income of Rs.8,05,88,600/-.
9. Aggrieved b y the aforesaid action of the AO, the assessee preferred appeal before the CIT(A). The CIT(A) passed a consolidated appellate order passed under s.250(6) of the Act for all the assessment years i.e. AYs. 2009-10 to 2015-16 in question and rejected the submissions made on behalf of the assessee. The action of the AO was affirmed b y the CIT(A) and the additions made b y the AO were upheld.
10. Further aggrieved, the assessee preferred appeal before the Tribunal seeking to impugn the action of the Revenue authorities.
IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 8 - 10.1 Learned Counsel for the assessee adverted to the additional grounds
filed b y the assessee at the outset and submitted that certain legal objections of overriding nature to the assessment proceedings under s.153A of the Act are involved in the instant case.
10.2 Delineating on such objections, the learned counsel referred to the assessment order and pointed out that all the assessment orders providing genesis to captioned appeals are stated to be passed on a singular date i.e. 28.11.2016. This is also incidentall y the date on which the compliance was also parallell y sought b y the AO with reference to a detailed questionnaire dated 21.11.2016 as appearing at page no.16 of the paper book. The assessee was directed b y the questionnaire to submit its repl y in a span of hardl y 5 days. Statedl y, the assessee did submit its repl y to the said questionnaire dated 21.11.2016 but however on 29.11.2016 instead of 28.11.2016 i.e. after a delay of one day. The learned counsel paused here to submit that the assessment order was purportedl y passed without waiting for the compliance even till the end of the appointed day. This act of AO frustrated whatever little opportunit y was provided for compliance to assessee. Agitating the issue, the learned counsel pointed out that instant appeals pertain to search matters where substantial complexities are ordinaril y involved. The AO was making assessments in as man y as 28 cases pertaining to assessee group for which the AO purportedl y passed orders (in all 28 cases on the same very date) without waiting for the compliance from the captioned assessees so enjoined with onerous burden to respond in all cases in mere 5 days, till even the end of day. It was pointed out that not onl y the action of the AO without waiting even till the end of the day of the compliance in as man y as 28 cases is malafide and repugnant, the whole action of the AO towards purported completion of assessments of 28 cases in one single day is humanl y improbable given the nature of complexit y and magnitude of additions/disallowances involved. The whole of the action of the AO smacks of blatant prejudice and is without authorit y of law.
IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 9 - 10.3 Adverting further, the learned counsel pointed out that the
assessment of the assessee under s.153A of the Act was subject matter of approval of the senior authorit y namel y JCIT as provided under s.153D of the Act. The AO has claimed that he has obtained the approval of the JCIT (in all 28 such cases) on the same day i.e. 28.11.2016 for which the draft order was also admittedl y placed before the JCIT on that very day. The learned counsel contented that the entire act is beset with un-natural and unhol y speed on the face of it. The learned counsel further asserted that the purported act of approval of the JCIT on assessment orders placed before him on that day itself and obtained on the same day (in as man y as 28 cases) relating to search is highl y improbable and a near impossibilit y. It is not humanl y possible to look into assessment records as well as draft assessment orders thereon and appl y its own mind objectively b y a senior designated authorit y involving such complex matters and grant approval as contemplated under s.153D of the Act in a spur. The approval granted b y the JCIT, if an y, on the same date as noted is thus illusory tantamounting to no approval; rendering the entire assessment process void and a nullit y. The approval of the JCIT naturall y would arise after the lapse of time compliance on 28.11.2016. Ordinaril y, it is after a lapse of time of compliance, an officer would be expected to draft an assessment order and thereafter would send the same to the office of the JCIT for its review and approval together with case records. The reading of case records and approval of the draft order thereon b y a senior authorit y would naturall y take some minimum time howsoever efficient and in promptu, the whole process may be. Expecting an officer to draft as man y as 28 assessment orders in a span of few hours and send it to the JCIT and, in turn, obtain approval thereon in toto is implausible, if the date of order on 28.11.2016 is to be believed as sacrosanct. It was thus contended that the date of assessment order is 'antedated' as the circumstances clearly suggests.
10.4 Continuing further, the learned counsel contended that approval of the JCIT on the same day within a span of few hours/minutes clearl y underline total non-applicabilit y of mind and a mechanical step b y the IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 10 -
senior authorit y in abdication of its statutory responsibilities, even if, the date of order i.e. 28.11.2016 is momentaril y taken as sacrosanct. The learned counsel made a reference to the decision of the co-ordinate bench in Geetarani Panda vs. ACIT IT(SS)A No. 01/CTK/2017 order dated 05.07.2018; Rishav Buildwell Pvt. Ltd. & Ors. vs. DCIT ITA No.2122/Del/2010 order dated 04 t h Jul y, 2019; AAA Paper Marketing Pvt. Ltd. vs. DCIT ITA No. 167/LKW/2016 dated 28.04.2017 and Indra Bansal & Ors. vs. ACIT ITA Nos. 514-516/Jodh/2015 for the unequivocal proposition that the approval given b y the Joint Commissioner in an utmost hast y manner and in a mechanical manner does not tantamount to approval contemplated under s.153D of the Act. The learned counsel accordingl y submitted that the assessment orders passed under s.153A of the Act with reference to the captioned appeals grossl y suffer from lack of statutory approval envisaged under s.153D of the Act and therefore orders of assessment are clearl y bad in law and thus unsustainable in law.
10.5 To prop up its contention that the assessment order as well as approval of the JCIT thereon are antedated and without prejudice and in the alternative, the approval of the JCIT is without application of mind, the learned counsel once again adverted to the assessment order under s.153A r.w.s. 143(3) of the Act dated 28.11.2016 appealed against. The learned counsel made reference to the assertions made b y the AO in para 5.4 of the assessment order which is read in verbatim as follows:
"5.4 From the P&L account, following expenses are disallowed keeping in view the information contained in the TEP and show cause in this context issued to the assessee on 21.11.2016 and the assessee's reply thereto."
[underline is ours] The learned counsel pointed out that as can be seen from records placed, the assessee actuall y filed repl y on 29.11.2016 against the questionnaire of AO dated 21.11.2016 referred hereinabove. Thus, a question would arise as to how could the repl y of the assessee be considered by the AO while framing the draft assessment order on 28.11.2016. By necessary implication, the assessment order was actuall y drafted after 29.11.2016 IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 11 -
and is antedated on 28.11.2016. The approval of the Joint Commissioner on such assessment order (on 28.11.2016) without consideration of repl y of the assessee is therefore, on the other hand, is either mechanical (if repl y not available) or antedated (if reply available). In either situation, the assessment order is not legall y sustainable. On a query from the bench, the learned counsel referred to the cop y of the order sheet prepared in the course of the assessment as appearing at page no.174 to 180 listing date-wise events and occurrences and pointed out that no repl y could be seen to have been filed b y the assessee between the date of the questionnaire i.e. 21.11.2016 and the date of order i.e. 28.11.2016. Thus, no repl y was filed by the assessee in the intervening period as asserted in the Bar. The onl y repl y to the questionnaire was on 29.11.2016 on which date, the assessment order was supposedl y alread y passed. Thus, the observations of the AO that the repl y of the assessee in response to questionnaire was considered, are not in sync with date of the assessment. The assessment order is thus clearl y antedated. The approval of the JCIT is thus also antedated. To provide room for the aforesaid contention, the learned counsel further pointed out that the assessment order was served on the assessee b y speed post on 14.12.2016 which clearl y shows that the assessment order was dispatched some time in 2 n d week of December. An inexplicable delay of about 10 days in dispatch of the assessment order so hurriedl y framed within a few hours (in as man y as 28 cases) with approval of JCIT also on same day again indicate that assessment orders in captioned appeals are antedated and thus such antedated assessment orders are required to be stuck down as void at the threshold.
10.6 The learned counsel for the assessee next pointed out that he does not require to independentl y argue Ground No.2 of the additional ground which is merel y an extension of the first additional ground.
10.7 Adverting to main grounds of appeal, the learned counsel for the assessee raised yet another legal contention of invalidit y of additions/disallowances in the assessment proceedings under s.153A of the Act in the absence of an y 'incriminating material' found in the course IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 12 -
of search under s.132 of the Act. In this regard, the learned counsel adverted to its immediate response before the AO (as recorded in the assessment order itself at page no.3 of the assessment order itself) to submit that no incriminating document was found in the course of search for four years i.e. AYs. 2008-09 to 2011-12 as claimed before AO at the very outset. Similarly, no document relating to AYs. 2012-13 to 2015-16 was either found or seized.
10.7.1 The learned counsel also adverted to the cop y of the order sheet recorded b y the AO (placed at page nos. 174 to 180 of paper book) and submitted that the AO has also recorded the contention of the assessee on hearing dated 15.11.2016 that no incriminating document was found during the search and hence, assessments which stood completed/time barred prior to search could not be disturbed under s.153A of the Act proceedings. The learned counsel further pointed out that the sole basis for substantial additions/disallowance is a vague and non-descript alleged Tax Evasion Petition (TEP) report received b y the AO dated 21.11.2016 in the course of assessment proceedings under s.153A of the Act, which cannot be branded as incriminating material found in the course of search against the assessee in respect of unabated assessments. It was contended that without going into aspects of merits of wild and unsubstantiated allegations in TEP, the AO was not entitled to refer to TEP for the purposes additions/disallowance in respect of unabated and alread y concluded assessments in the assessment proceedings in terms of Section 153A of the Act in contemplation.
10.7.2 The learned counsel thereafter referred to the remand report obtained b y the first appellate authorit y from the AO in the course of appellate proceedings before him and submitted that certain seized documents referred to in the remand report has no relevance with the additions made as well as the reference made in the seized documents are coded, unintelligible, vague and non-descript. Delving deeper, the learned counsel referred to the cop y of 'panchnama' (page no.181 of the paper book) as well as the 'list of inventory' of documents seized along with IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 13 -
pages on which identification marks were placed (page no.186 of the paper book). The learned counsel submitted that the identification marks noted in these documents are in the style of KDS-1 to KDS-6. The remand report, on the other hand, mainl y talks of TEP received b y the AO in the course of assessment proceedings on 21.11.2016 wherein incriminating nature of information has been allegedl y received b y the AO. Neither the assessment order nor the remand report makes an y reference to documents found as per the 'list of inventory'. It was submitted that in the course of search, business documents executed in ordinary course will be naturall y found but that would not mean that such documents are 'incriminating' in nature per se. In the above factual scenario, the learned counsel submitted that AYs. 2009-10, 2010-11, 2011-12 & 2012-13 (for both the appellants) stood completed/time barred at the time of initiation of search on 03.07.2014 and thus could not be disturbed b y making further additions/disallowances de hors reference to an y incriminating material found or seized in the course of search.
10.7.3 Building up the contention on legal principles, the learned counsel submitted that assessment of income under s.143(3) r.w.s. 153A of the Act must have nexus to the incriminating material, if an y, found in the course of search in respect of unabated assessment as continuousl y held b y various High Courts and approved b y the Hon'ble Supreme Court (b y way of dismissal of S LP). To buttress the legal position that presence of incriminating material discovered in the course of search as a sine qua non for additions/disallowances in respect of unabated assessment, the learned counsel for the assessee relied upon the decision rendered in the case of Kabul Chawla (2016) 380 ITR 573 (Del); Pr.CIT vs. Meeta Gutgutia (2018) 96 taxmann.com 468 (SC). In the backdrop of facts noted above, the learned counsel submitted that in the absence of an y incriminating material found in the course of search, the action of the AO to make additions arising from balance sheet and P&L account of the assessee annex ed to a TEP is a complete non-starter. The learned counsel submitted that the issue is no longer res integra and there are plethora of judicial precedents to canvass the legal point that where no incriminating IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 14 -
material was found during the course of search in respect of assessment for relevant AY which alread y stood completed/time barred on the date of search (and it did not abate in terms of 2 n d proviso to Section 153A of the Act), no addition can be made on the basis of re-appreciation of regular account of the assessee. It was thus asserted that the legal position is crystal clear. In the same vein, it was submitted that documents found or acquired post search in the course of assessment cannot be used against the assessee while framing assessment of unabated assessment orders under s.153A of the Act. On facts, the learned counsel submitted that the return was earlier filed prior to search and the assessment proceedings in pursuant thereof is deemed to have been concluded on expiry of time limit as provided for initiation of assessment proceedings. The time limit for issuance of notice under s.143(2) of the Act stood expired at the time of search and in the absence of an y pending assessment at the time of search, the assessment for AYs. 2009-10 to 2012-13 (in respect of both the assessee herein) pursuant to the original return has achieved finalit y. The learned counsel accordingl y submitted that in the absence of an y reference to an y incriminating material discovered in the course of search in the assessment order, action of the AO/CIT(A) in making adjustments of routine nature in the course of search assessment under s.153A of the Act is impermissible and without sanction of law in view of several decisions of Hon'ble High Court of different jurisdiction including Kabul Chawla (supra); & Pr.CIT vs. Meeta Gutgutia (supra).
10.7.4 The learned counsel pointed out that the AO has inter alia invoked Section 68 of the Act for certain additions. Section 68 of the Act necessaril y enjoins presence of entries in the books of accounts. Such additions in the spheres of Section 68 of the Act is not permissible in the absence of evidence in contradicting bonafides of credits as found in the course of search. The learned counsel contented that the action of the Revenue in making additions under s.68 of the Act (on account of sundry creditors/bogus liabilit y) on the basis of regular books of account, disallowance of various expenditures, additions towards investment in fixed assets shown in the balance sheet under s.69 of the Act (in the IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 15 -
alleged absence of satisfactory explanation towards nature and source investment) is totally uncalled for as per the schematic interpretation of scheme of assessment under s.153A of the Act. The learned counsel for assessee thus professed that the aforesaid additions/adjustments to the return of income is a subject matter of regular assessment under normal provisions and such action under specified provisions in the course of search assessment is bad in law and thus requires to be set aside and quashed.
11. The learned CIT.DR, on the other hand, heavil y relied upon the orders of the AO and C IT(A) as well as written submission dated 25.10.2019 placed on behalf of the AO in this regard. Another submission dated 05.11.2019 was also relied upon. The learned C IT.DR mainl y convassed that in search cases, the assessment are continuousl y monitored b y the superior authorities and thus, impliedl y, it is to be assumed that JCIT was kept abreast of all the facts emerging in the course of the assessment on an ongoing basis. The AO also frames and continuall y updates the draft assessment order on the basis of ongoing happenings subject to the suitable modifications on the basis of replies and evidences coming on record. Therefore, it will be misconceived to say that the AO was not capable of preparing the draft orders of 28 numbers in a short span after the lapse in compliance of time and date of hearing. In the circumstances, it was contended that there is no strength in the plea of the assessee on the grounds of implausibility of AO and JCIT and the order/approval being allegedl y antedated. It was further pointed out that it is not uncommon in the department to post the order after a gap of 10 to 15 days having regard to the low key infrastructure and limited capacit y. It was submitted that no adverse inference should be drawn against the Revenue for such purported delinquency, if an y.
12. The learned C IT-DR next referred to the scheme of the assessment under s.153A of the Act and submitted that once a search has been initiated under s.132 of the Act, what is required to be assessed is total income of the assessee. It was further contended that present scheme IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 16 -
under s.153A of the Act is in departure with the old scheme of block assessment where the additions/adjustments could be made onl y on the basis of incriminating documents found in the course of search. No such legal requirement of presence of incriminating document per se could be read in the present scheme of search assessment in operation. The learned CIT-DR referred to the judicial precedents in the case of Canara Housing Development Co. vs. DCIT (2011) 49 taxmann.com 98 (Kar); Filatex India Ltd. vs. CIT (2014) 49 taxmann.com 465 (Del.); CIT vs. Rajkumar Arora (2014) 52 taxmann.com 172 (All.) & Pr.CIT (Central) vs. Kesarvani Zarda Bhandar, Lucknow ITA No. 270 of 2014 (All.) judgment dated 06.09.2016 to buttress the aforesaid contention on behalf of the Revenue. The learned CIT.DR accordingl y contented that no merit in the claim of the assessee could be drawn that additions/disallowance in unabated assessments are unsustainable in the absence of incriminating material. It was thus submitted that the preliminary legal grounds raised on behalf of the assessee are totally devoid of an y legitimacy.
13. We have carefull y considered the rival submissions and legal grounds raised. Before we deal with additions on merits, it will be desirable to adjudicate wide ranging legal objections of overwhelming nature raised on behalf of the assessee which goes to the root of the matter. Broad contours of the appeal of the assessee hinges around following pertaining legal issues emanating in the case: (i) Whether the AO was justified in passing the assessment order hurriedl y without waiting for expiry of at least the date on which a compliance to the questionnaire issued was sought; (ii) whether the preparation of draft assessment orders of as man y as 28 cases was plausible in a span of few hours given the complexit y involved in search matters and whether the approval of 28 draft orders b y the Joint Commissioner is also plausible in a span of few hours on the same day; (iii) whether such purported approval of the Joint Commissioner is to be regarded as mechanical and perfunctory and without application of mind having regard to the functions entrusted under s.153D of the Act; (iv) whether the assessment order and approval thereon b y the JCIT is to be regarded as antedated as IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 17 -
alleged in view of the circumstances shown to be existing on behalf of the assessee; & (v) whether while making assessment under s.153A of the Act, the Revenue is entitled to interfere with alread y concluded (and not abated) assessment passed either under s.143(1) or under s.143(3) of the Act and not pending at the time of search in the absence of an y incriminating documents unearthed as a result of search or not ?
14. First four legal objections raises concerns over propriet y of the assessment orders itself on the grounds of alleged predating of assessment orders in tandem with token and perfunctory approval of the draft assessment orders b y superior authority without fulfillment of pre- requisites of Section 153D of the Act. The first and foremost objection of the assessee throughout is that assessment orders were not reall y made on 28.11.2016 when it was ostensibl y made but it was made on a later date. The respective assessment orders were thus challenged as void on the ground of such orders being antedated. It is the case of the assessee that a questionnaire raising substantial points was issued to the assessee in the course of assessment proceedings under s.153A of the Act on 21.11.2016 which required the assessee to make compliance thereof at a very short notice on 28.11.2016 at 11:30 a.m. On this date and time, the assessee was directed to furnish replies on various points. Admittedl y, the assessee could not turn up on this date appointed for compliance. A repl y to questionnaire was however filed on next day i.e. 29.11.2016. The AO however claimed to have passed the assessment order under s.153A of the Act in the meanwhile i.e. on 28.11.2016 itself (appointed date of hearing) after taking necessary approval of Joint Commissioner under s.153D of the Act (involving 28 cases including 14 captioned appeals). In this context, it is the case of the assessee that firstl y; the AO ought to have waited at least till the closure of the date of compliance i.e. 28.11.2016 and he could have passed onl y after that date; secondl y, it is difficult to fathom that the AO would be able to prepare 28 draft orders in a span of 2-3 hours involving complex issues in search matters; and thirdl y, it is yet more difficult to fathom that the superior authorit y could plausibl y go through the assessment records and the draft assessment orders and grant IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 18 -
an informed approval with objective application of mind to such draft orders in search matters (involving contentious and complex legal and factual issues) on the same day in a further squeezed time available to the JCIT. In short, it is the case of the assessee that the time available at the disposal of the AO is hardl y 5-6 hours of the day after the lapse of the appointed time on the date of hearing. In this very short period, apart from all other routine work carried out, the AO has purportedly drafted 28 assessment orders and forwarded the same to the JCIT (superior authorit y) together with case records and the JCIT, in turn, has perused such voluminous case records and granted approval contemplated under s.153D of the Act to enable the AO to pass a formal final assessment order.
14.1 At the first look itself, we find considerable weight in the aforesaid plea of the assessee towards implausibility of such overzealous actions in a span of few hours. The unrealistic swiftness in the action of the AO in preparing 28 cases of such large stake and magnitude (without waiting for an y time for compliance of a very short notice) and approval thereon b y the superior authorit y in a spur of moment is totall y beyond an y comprehension and does not accord with normal conduct of a responsible statutory functionary. The presence of an y countervailing circumstances for passing orders without providing minimum opportunit y to assessee to meet the allegations is not shown b y the Revenue. It is a classic example of AO acting in subterfuge and cavalier manner while conducting the whole affairs.
14.2 Pertinent here to say, the proceedings before AO are quasi-judicial proceedings and all the incidents of such proceedings was expected to be observed without laxit y before the result of the proceedings were determined. The Revenue Officers must realize that statutory duties conferred on them are in the nature of a trust. They hold office as trustees of the public at large while dealing with public revenue and public money. We are unable to visualize as to how such long and complex assessment orders could be prepared and finalized for the approval of superior authority in few hours even if some ongoing draft works were assumed to be available in this regard. A natural question would arise as IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 19 -
to what was the hurry for doing so? When seen in conjunction, it is yet more difficult to perceive that an y superior authorit y, expected to keep a strict vigil on the actions of AO under s.153D of the Act, can possibl y grant approval to such longish and high staked matters of as man y as 28 cases in virtuall y no available time and remit the same to the AO on the same day for passing final order. Such inordinate and extravagant speed smacks of pretense and provokes us to think of colossal abnormalit y in conduct of the authorities concerned.
14.3 Needless to say, provision of Section 153D of the Act casts onerous responsibilit y on the superior authorit y to look into the draft assessment framed b y the subordinate officer with some degree of objectivit y. Apparentl y, the whole exercise of the AO in claiming to have prepared assessment orders in as man y as 28 cases within a short time available (after 11:30 a.m.) and approval thereon b y the JCIT and closure of the assessment on the same day is not judiciall y palatable. As also observed earlier, the AO has prepared the draft assessment order without even waiting for completion of that date of hearing is gross sub-version of the quasi-judicial process and such ipse-dixit conduct deserves to be deprecated. The superior authorit y performing the solemn dut y to supervise the action of the AO claimed to have approved such large staked search matter in a spur of moment does not inspire an y confidence in such hawkish supervisory process. When sequence of events are integrated and collated, the plea of the assessee that the whole exercise of the aforesaid revenue authorities are antedated cannot be refuted to be without an y substance. The stand of the assessee that the assessment order in all probability is antedated to avoid consideration of repl y of the assessee filed on 29.11.2016 also clinches for two more reasons; (i) the assessment order itself assertivel y refers to the repl y of the assessee in response to the questionnaire dated 21.11.2016 as per para 5.4 of the assessment order. The order sheet, as a matter of record, clearl y shows that no repl y was filed till the date of passing of the order to such questionnaire i.e. till 28.11.2016. The repl y to questionnaire was filed on 29.11.2016. If the repl y has been considered as asserted b y the AO then a IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 20 -
natural presumption would arise that assessment was kept open till at least 29.11.2016 and therefore the assessment order dated 28.11.2016 is clearl y antedated; & (ii) the assessment order has been sent by speed post on 14.12.2016 which clearl y shows that the assessment orders which were passed with lightning speed but was languishing thereafter and dispatched after about two weeks from the date of passing the order.
14.4 The allegation of assessee is thus based on number of facts established b y evidence and circumstances. Hence, whether the allegation made is sound or not must be determined b y attaching weight to all facts cumulativel y and b y appl ying the test of preponderance of probabilities. The assessee is not expected to prove its case of antedating the order with mathematical precision where it is otherwise evident to a demonstrable degree. All that is required in such cases is the establishment of such a degree of probability that a reasonable person may, on its basis, believe in the existence of facts in issue. The conduct of Assessing Officer cannot be countenanced, howsoever soft stance we may incline to take. The conduct, when seen in totalit y, is unprecedented and casts infallible impression that the assessment orders giving rise to the captioned appeals are antedated indeed and thus a nullity in the eyes of law. All the assessment orders are required to be cancelled at the threshold in such sordid circumstances.
14.5 It would however be also pertinent to delineate whether the so- called approval of JCIT under s.153D of the Act meets legal requirement or not. As repeatedly observed above, the JCIT purportedl y carried out the ex ercise of granting approval in a baffling haste. The order sheets recorded b y the AO shows that what was sent to the JCIT were onl y draft assessment orders seeking approval thereon. No reference to the assessment records also being sent together with the draft assessment orders is found in the order sheet. Communication/approval letter from JCIT is not placed before us b y either side to examine this aspect. Considering these facts, the JCIT has presumabl y given approval while remaining oblivious of the assessment records. Notwithstanding IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 21 -
aforesaid, the JCIT was expected to enquire into repl y of the assessee in response to the questionnaire dated 21.11.2016 which was crucial and of utmost significance in the context of the allegations made b y AO. JCIT however has summaril y endorsed the action of the AO presuming no substance in replies allegedl y filed without looking at it nor he could have seen such non-existent repl y on 28.11.2016. Apparentl y, the approval granted by the JCIT, if an y, suffers from inherent lack of application of mind on the draft assessment order and consideration of relevant assessment records. The purported approval so granted b y the JCIT has been clearly reduced to an empty ritual rendering such approval to be invalid in the eyes of law. We also cannot loose sight of the fact that no minimal enquiry into the issues of substantial nature arising from the draft assessment orders have been made b y the JCIT defeating the salutary purpose of Section 153D of the Act.
14.6 On appraisal of the facts and circumstances of the case and peculiarities of the instant case and having regard to the long line of judicial precedents in similar circumstances including Pr.CIT vs. Shreelekha Damani (2019) 307 ITR 218 (Bom), Geetarani Panda (supra), Rishabhbhai Buildwell P. Ltd. (supra), AAA Paper Marketing Ltd. (supra) and Indira Bansal (supra), we find no hesitation to hold that the action of the JCIT under s.153D of the Act is to be regarded as perfunctory and mechanical in subversion of the spirit of Section 153D of the Act. Such s ymbolic approval is unfounded in law. As a corollary, in the absence of an y valid approval under s.153D of the Act, the respective assessment orders giving cause of action in the form of captioned appeals requires to be quashed on this score also.
15. We shall now venture to delineate on yet another legal objection of assessee towards proposition (v) carved out in para 13 above. As per the aforesaid proposition, the controvers y that arises for adjudication is on the scope and ambit of assessment proceedings in search cases under s.153A of the Act. Section 153A of the Act provides for the procedure for completion of assessment where a search is initiated under s.132 of the IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 22 -
Act or books of accounts or other documents or any assets are requisitioned under s.132A of the Act. The case propounded on behalf of the assessee is that additions/disallowances made in Section 153A of the Act proceedings has no rational connection with incriminating material, if an y, discovered as a result of search and in the absence of an y speaking material against the assessee found as a result of search, the AO is estopped from exercising unfettered powers in the matter of unabated and alread y concluded assessments. It is further case of the assessee that the assessment order also does not make any reference to an y incriminating material found as a result of search while making additions/disallowances. The additions/disallowances were made by taking cognizance of some TEP received in the course of the assessment proceedings under s.153A of the Act which mainl y refers to the financial statement of the assessee. Noticeabl y, one of the major additions have been made under s.68 of the Act which is not permissible unless the entries are found to be credited in the books maintained b y the assessee. Once the entries are found to be entered in the books of assessee, the addition under s.68 of the Act could not be made in unabated assessments in the absence of an y contradictions emerging from incriminating documents unearthed in the course of search. No such reference has been made in the assessment order. The additions under s.68 of the Act has been made on the basis of credits appearing in financial statement annexed to TEP onl y which petition was received at a much later stage in the course of assessment post search. It was pointed out that a reference was, however, made to certain documents in the 'remand proceedings' before the C IT(A) at belated stage. The AO is not entitled to make radical changes in basis of assessment in the remand proceedings at belated stage. Without prejudice, a reference was made to the incriminating documents 'CMB-24' in the remand report is admittedl y seized from the possession of other searched person namel y 'Core Minerals' at Barbil. Seized documents marked as 'AK-01' was admittedl y seized from 'Padam Kumar Jain'. Document marked (CMB-1) was seized from 'Core Minerals'. Documents bearing identification mark 'UKD-1' was also seized from third part y which is unknown and no reference to IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 23 -
such documents are found in the 'list of inventories' prepared at the time of search. No reference of such documents is also found in the statement recorded under s.132(4) of the Act. It was contended that alleged incriminating nature of information against the assessee as contented in TEP dated 21.11.2016 was obtained post search at a very belated stage after time limit for assessment in relation to AYs. 2009-10, 2010-11, 2011-12 & 2012-13 stood expired and thus remained unabated and achieved finalit y. It was however fairly conceded that assessments for AYs. 2013-14; 2014-15 & 2015-16 were pending assessment at the time of search and therefore normal assessments under s.153A r.w.s. 143(3) of the Act would be possible in accordance with law subject however to the findings on plea towards all assessment orders being antedated are bad in law and non-est. 15.1 It is further case of the assessee that reference made to the alleged seized documents in the course of the remand has no relevance with that of additions made and such reference by the AO are very unintelligible and vague nevertheless. The documents seized from third part y were stated to be without an y co-relation with the addition and were never confronted to the assessee. It was further pointed out that assessment on the basis of documents seized from third parties is dictated b y different provision i.e. Section 153C of the Act.
15.2 On perusal of the case records, we find merit in the legal proposition canvassed on behalf of the assessee. It is not in dispute that the assessment pertaining to assessment years in question viz. AYs. 2009- 10, 2010-11, 2011-12 & 2012-13 stood concluded either under s.143(1) or under s.143(3) of the Act and not eventuall y pending at the time of search. Thus, assessment for these 4 years will not get abated in consequence of search. In the backdrop of these pertinent facts, we straightway notice that the scope of assessment under s.153A of the Act in respect of concluded and unabated assessments is circumscribed b y the condition that additions/ disallowances must have some rational IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 24 -
connection with the incriminating material against the assessee detected in the course of search.
15.3 The scope of assessment under s.153A of the Act in respect of concluded and unabated assessment is thus narrower in its sweep as held in long line of judicial precedents of different jurisdictions.
15.3.1 We shall first refer to the decision of Hon'ble Delhi High court in the case of Pr.CIT vs. Meeta Gutgutia (2017) 395 ITR 526 (Del). The Hon'ble Delhi High Court referred to the judgment in the case of CIT vs. Kabul Chawla (2016) 380 ITR 573 (Del); Pr.CIT vs. Saumya Constructions Pvt. Ltd. (2016) 387 ITR 529 (Guj); Principal Commissioner of Income Tax-1 vs. Devangi alias Rupa 2017-TIOL-319- HC-AHM-IT; CIT vs. IBC Knowledge Park Pvt. Ltd. (2016) 385 ITR 346 (Kar); Pr. CIT-2 vs. Salasar Stock Broking Ltd. 2016-TIOL-2099-HC- KOL-IT and CIT vs. Gurinder Singh Bawa (2016) 386 ITR 483 (Bom), Reference was also made to another two decisions of Hon'ble Delhi Court in Pr. CIT vs. Mahesh Kumar Gupta 2016-TIOL-2994-HC-Del and the decision dated 7 t h February, 2017 in ITA Nos. 61/2017 and 62/2017 in the Pr, Commissioner of Income Tax-9 vs. Ram Avtar Verma where the decision in Kabul Chawla (supra) was followed. The Hon'ble Delhi High Court made an exhaustive reference to the decisions noted above and held that invocation of Section 153A of the Act to reopen concluded assessments of earlier assessment years was not permissible in the absence of incriminating material found during search qua each such earlier assessment years. While holding so, the Hon'ble Delhi High Court also distinguished the co-ordinate bench decision of the same Court in the case of Smt. Dayawanti Gupta vs. CIT (2016) 390 ITR 496 (Delhi). It was noted that in Dayawanti Gupta (supra), a chart prepared indicated that there had been a year-wise non-recording of transactions. The inferences drawn in respect of undisclosed income were premised on the material found and statement recorded thereon. As stated, there is no such statement in the present case which could be said to constitute admission IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 25 -
b y assessee on failure to record an y transaction in accounts of the assessee for assessment years in question. Eventuall y, the Hon'ble Delhi High court in Meeta Gutgutia (supra) held that additions based on appreciation of facts de hors incriminating material are not sustainable in law. The SLP of the Revenue against the aforesaid decision of the Hon'ble Delhi High court was dismissed b y the Hon'ble Supreme Court in Pr.CIT vs. Meeta Gutgutia (2018) 96 taxmann.com 468 (SC). Contextuall y, we also observe that the Hon'ble Supreme Court has stayed the operation of judgment of Hon'ble Delhi High Court in Dayawanti Gupta (supra) vide order dated 3 r d October, 2017 in SLP Petition No.20559/2017.
15.3.2 Similar view that no additions could be made on the basis of material collected after search and in the absence of an y incriminating evidence found or seized during search has been endorsed b y the Hon'ble Gujarat High Court in Pr.CIT vs. Sunrise Finlease (P.) Ltd. (2018) 89 taxmann.com 1 (Guj.).
15.3.3 The Hon'ble Gujarat High Court in Pr.CIT vs. Saumya Constructions Pvt. Ltd. (2016) 387 ITR 529 (Guj) also declined to agree with the plea on behalf of the Revenue that the new procedure provided under s.153A of the Act is different from earlier procedure provided under s.158BC r.w.s. 158BB of the Act and consequentl y, the plea of the Revenue that there is no condition in Section 153A of the Act that additions should be made strictl y on the basis of evidence found during the course of search was not approved. The Hon'ble Gujarat High Court anal yzed the position of law and took note of several judicial precedents and concluded that completed assessments can be interfered with b y the AO while making the assessment under s.153A of the Act onl y on the basis of some incriminating material unearthed during the course of search or requisition of documents etc. The Hon'ble Gujarat High Court noted that the trigger point for exercise of powers under s.153A of the Act is a search under s.132 of the Act or a requisition under s.132A of the Act. Once a search or requisition is made, the mandate is cast upon the IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 26 -
AO to issue notice under s.153A of the Act and complete the assessment of 6 assessment years. The Hon'ble Gujarat High Court took note of the fact that object of scheme legislated for assessment in search cases is to bring to tax the undisclosed income which is found during the course of or pursuant to search or requisition and therefore additions/disallowances must be linked with search/requisition. It was noted b y the Hon'ble Court that additions made on the basis of some materials collected b y the AO much subsequent to the search is not permissible.
15.3.4 Similar view has been expressed in catena of decisions viz; Pr.CIT vs. Deepak J. Panchal (Guj) 397 ITR 153 (Guj); Chetnaben J. shah vs. ITO Tax Appeal No. 1437 of 2007 judgment dated 14.07.2016; CIT vs. Continental Warehousing Corporation (2015) 374 ITR 645 (Bom.); Pr.CIT vs. Desai Construction Pvt. Ltd. 387 ITR 552 (Guj.); Gurinder Singh Baba 386 ITR 483 (Bom); & CIT vs. Deepak Kumar Agarwal (2017) 398 ITR 586 (Bom.).
15.3.5 The Hon'ble Delhi High Court in Pr.CIT vs. Subhash Khattar ITA No. 60/2017 judgment dated 25.07.2017 also held against the Revenue in similar circumstances where search did not result in discovery of an y incriminating material qua assessee. It was observed b y the Hon'ble Delhi High Court that entire case against the assessee was based on what was found during the search of the premises of other parties and thus, it is apparent on the face of it that notice to assessee under s.153A of the Act was misconceived since the so-called incriminating material was not found during the search of assessee's premises.
15.3.6 On the conspectus of aforesaid judgments of different courts, the position of law is loud and clear that additions/disallowances under s.153A of the Act towards unabated assessments are permissible onl y where incriminating materials are found in search showing unaccounted income.
15.4 However, at this juncture, we simultaneousl y take note of various decisions referred to and relied upon on behalf of the Revenue for the IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 27 -
proposition that presence of incriminating material discovered during the course of search is not a condition precedent for making additions/disallowances under s.153A of the Act. We do not consider it necessary to re-visit the judgments cited. The objections raised on behalf of the Revenue has been dealt with in the judicial precedents quoted in favour of the assessee. The decision cited in the case of Canara Housing Development Co.(supra) as well as Filatex India Ltd. (supra) has been taken note of b y the Hon'ble Gujarat High Court in Saumya Constructions Pvt. Ltd. (supra) while adjudicating the issue in favour of the assessee. Filatex India Ltd. (supra) was also considered in Meeta Gutgutia (supra). The decision rendered b y the Hon'ble Allahabad High Court in CIT vs. Rajkumar Arora (2014) 52 taxmann.com 172 (All.) is rendered without taking note of the judicial view expressed b y other High Courts prevailing at the relevant time. The decision rendered in Pr.CIT (Central) vs. Kesarvani Zarda Bhandar, Lucknow ITA No. 270 of 2014 (All.) is onl y reiteration of the decision of Hon'ble Allahabad High Court in case of Rajkumar Arora (supra).
15.5 In summation, in the light of the aforesaid overwhelming legal precedents as laid down b y the Hon'ble Bombay High Court, Delhi High Court & Gujarat High Court as also various benches of Tribunal, the correct legal position in respect of the assessments under s.153A of the Act may be summarized as follows: (i) the scope of assessment under s.153A of the Act is limited to the incriminating evidence found during the search and no further in so far as unabated assessments are concerned; & (ii) unless there is incriminating material qua each assessment years to which additions are sought to be made in respect of concluded assessments, the assessment under s.153A of the Act b y making additions/disallowances would be vitiated in law.
15.6 As discussed in length, the issue has been d ynamic and a matter of legal interpretation. We are governed b y the schematic interpretation given to provisions of Section 153A of the Act b y different Hon'ble Courts. In the light of judicial fiat reading down the scope and IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 28 -
spectrum of assessment under s.153A of the Act in narrower compass, the position of law is explicitl y clear. In the absence of an y connection with the incriminating material unearthed in search proceedings of assessee, additions / disallowances in respect of concluded assessment i.e. AYs. 2009-10 to 2012-13 in instant appeals, are not permissible in law. The additions were made b y the AO solel y on the basis of some TEP received in November 2016 as against search conducted in Jul y 2014. The assessment for AY 2009-10 to 2012-13 were stood concluded on the date of search. Thus, such alleged incriminating information, if an y, unconnected to the search would not render the additions under s.153A of the Act as valid in so far as concluded assessments are concerned. The burden of proof towards existence of undisclosed income discovered as a result of search is on the Revenue. No evidence is stated to have been found at search of assessee to suggest existence of undisclosed income as perceived b y the AO. The Revenue has failed to rebut the factual assertions made on behalf of the assessee towards non-discovery of incriminating material at the time of drastic action of search on assessee and reference thereto in assessment order. Vague reference made to various seized material in the course of remand proceedings are also found to be unconnected to the search on the assessee. There is nothing on record that information contained in seized documents as per list of inventory were not recorded or reflected in the books of accounts found during search. The seized documents referred to in the remand proceedings at a later stage post search are admittedl y found to be from the possession of third parties parallel y searched. Be it as it may, in the absence of an y reference to such seized documents in the assessment order and in view of the overwhelming reference to unsubstantiated tax evasion petition obtained in November 2016 post search, the action of the AO towards making additions in respect of concluded assessments towards undisclosed income is contrary to the judicial dicta. Accordingl y, we are of the view that various additions/disallowances made b y the AO are clearl y beyond the scope of authority vested under s.153A of the Act owing to absence of an y incriminating material or evidence deduced as a result of search in so far as completed assessments are concerned. As IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 29 -
noted, no reference of such incriminating material, if an y, is found in an y of the assessment orders for the purposes of making various additions/disallowances. Additions/disallowances made in assessments framed under s.153A of the Act in respect of captioned assessees pertaining to AYs. 2009-10 to 2012-13 are thus required to be quashed on this score too. The assessments/re-assessments pending on the date of search i.e. AY 2013-14 to 2015-16 which stood abated b y operation of law will however be governed b y normal assessment powers under s.153A of the Act.
16. We shall now advert to the correctness of various additions made in AYs. 2013-14 to 2015-16 on merits.
16.1 Notwithstanding the view expressed in para 14 (supra) that the assessment order is predated and therefore no maintainable coupled with the observations that the assessment orders are not maintainable also on the ground that the approval of the JCIT is mechanical and perfunctor y and further observations in para 15 (supra) that the additions/disallowances made in each unabated assessments for AY 2009- 10 to 2012-13 are also not maintainable otherwise due to failure of the Revenue to discharge its burden towards presence of incriminating material as result of search on assessee, we are however also inclined to deal with the additions on merits for the sake of completeness. This is so having regard to stakes involved where there is reasonable possibilit y of present order of ITAT being placed before Hon'ble High Court for its judicial review. We however make it abundantl y clear that all the assessment orders in the captioned appeals are liable to be quashed for diverse and independent reasons cited above.
16.2 One of the issues on merits relates to application of Section 2(22)(e) of the Act in respect of receipt of loans and advances b y the assessee from K. D. S. Contractors P. Ltd. in which both the Directors of the assessee compan y viz; Tripta Sharma & K. D. Sharma holds substantial interest in both the companies. The AO has held the amount IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 30 -
of loans / advances received from K. D. S. Contractors P. Ltd. b y assessee (Rajat Minerals) as deemed income of the assessee b y applying Section 2(22)(e) of the Act. The assessee claimed that the amounts were received pursuant to commercial transaction and thus could not be assessed as deemed dividend under s.2(22)(e) of the Act. It was further argued on behalf of the assessee (Rajat Minerals) that the assessee being a registered shareholders of lender compan y, the provisions of Section 2(22)(e) of the Act has no application in view of the decision of the Hon'ble Delhi High Court in the case of CIT vs. Ankitech Private Ltd. (2012) 340 ITR 14 (Del.). The legal proposition in Ankitech P. Ltd. (supra) has been confirmed b y the Hon'ble Supreme Court in the case of CIT vs. Madhur Housing And Development Company in Civil Appeal No. 3961 of 2013 & Ors. judgment dated 05.10.2017.
16.3 It was also pleaded in the alternative and without prejudice to other submissions in this regard that once a loan paid b y the lender compan y has been treated as deemed dividend in the manner set out in Section 2(22)(e) of the Act, it is to be treated as a payment out of accumulated profits of the compan y. Thus, as a logical conclusion, the disallowances made in the earlier years is required to be adjusted against the lender companies accumulated profits to the extent it has been treated as deemed dividend while including accumulated profits of the compan y.
16.4 We find merit in defence raised b y the assessee of legal nature i.e. recipient assessee not being a registered shareholder cannot be taxed under the deeming fiction of Section 2(22)(e) of the Act. Having regard to the decision of Hon'ble Gujarat High Court in the case of CIT vs. Daisy Packers Pvt. Ltd. 220 Taxman 331 (Guj.); CIT vs. Ankitech Private Ltd. (2012) 340 ITR 14 (Del.) and CIT vs. Madhur Housing And Development Company in Civil Appeal No. 3961 of 2013 & Ors. judgment dated 05.10.2017, the additions under the deeming fiction of Section 2(22)(e) of the Act requires to be deleted on this first parameter itself i.e. the assessee not being shareholders of the lender compan y cannot be taxed under s. 2(22)(e) of the Act.
IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 31 -
16.5 We also observe here that there is a considerable force in the alternative argument raised on behalf of the assessee that while considering accumulated profits of the compan y for the purposes of additions under s.2(22)(e) of the Act for the assessment years in question, the payment made by the lender company which stood disallowed in the earlier years is required to be adjusted and consequentl y, accumulated profits of the lender compan y would stand reduced to the extent of disallowances carried out b y the AO in the earlier assessment years. When a loan b y a company to a shareholder in the manner set out in section 2(22)(e) is treated as a deemed dividend, it is to be treated as payment out of accumulated profits of the compan y. An y legal fiction will have to be carried to its logical conclusion. If the payment under section 2(22)(e) is treated as a deemed dividend and is required to be so treated to the extent the compan y possesses accumulated profits, the logical conclusion is that this payment must be considered as adjusted against the compan y's accumulated profits to the extent it is treated as deemed dividend while calculating accumulated profits of the compan y. Whenever accumulated profits of the compan y are required to be determined, such an adjustment will have to be made. This view was expressed b y the Hon'ble Supreme Court in the case of CIT vs. G. Narasimhan (1999) 102 Taxman 66 (SC). Hence, the addition under s.2(22)(e) of the Act for a given assessment year is required to be made having regard to the adjusted accumulated profits available with the lender company. The issue is decided on first principles and we do not intend to expand the scope of deliberation on this alternative arguments in view of our observations in para 16.4 above.
16.6 Other additions/disallowances on merits are factual in nature where onl y TEP has been relied upon. The defense of the assessee on factual aspects requires to be considered. We find that the singular opportunit y of 5-6 days given to the assessee for compliance was grossly inadequate and the additions/disallowances made in view of such inadequacy is bad in law. The reference may be made to the decision of Sona Bilders vs. UOI 251 ITR 197 (SC) in this regard. Thus, all additions/disallowances other than addition under s. 2(22)(e) of the Act are liable to be set aside IT(SS)A No. 41 to 54/Ran/19 [M/s. Rajat M i n e r a l s & M / s . K. D . S . C o n t r a c t o r s P v t . L t d . ] - 32 -
and remitted back to the file of the AO when examined on the touch stone of factual matrix. Hence, the additions when tested on merits will be governed b y these observations. We however once again reiterate that our observations on merits will not come into play as the assessment orders itself are found to be devoid of legitimacy and bad in law as discussed in great length the earlier paragraphs.
17. In the result, the appeal of the assessee in IT(SS)A No. 41/Ran/2019 is allowed.
18. As pointed out in chorus b y both sides, the issues involved in all other captioned appeals are identical. In parit y, the observations and findings made in IT(SS)A No. 41/Ran/2019 (supra) shall appl y mutatis mutandis to common issues in all cases. Consequently, all other captioned appeals are also allowed in the same pattern.
19. In the combined result, all the appeals filed b y both the assessees are allowed.
This Order pronounced in Open Court on 20/01/2020
Sd/- Sd/-
(MADHUMITA ROY) (PRADIP KUMAR KEDIA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Ranchi: Dated 20/01/2020
True Copy
S. K. SINHA
आदे श क त ल प अ े षत / Copy of Order Forwarded to:-
1. राज व / Revenue
2. आवेदक / Assessee
3. संबं-धत आयकर आयु/त / Concerned CIT
4. आयकर आयु/त- अपील / CIT (A)
5. 3वभागीय 6त6न-ध, आयकर अपील"य अ-धकरण, रांची /
DR, ITAT, Ranchi
6. गाड; फाइल / Guard file.
B y o r d er ,
Sr . P r i va te Secr et ar y
I T AT , Ah med ab ad