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 1, Cited by 0]

Income Tax Appellate Tribunal - Panji

Gurlal Singh Mann, Bathinda vs The Income Tax Office, Bathinda on 18 September, 2017

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                      AMRITSAR BENCH; AMRITSAR

           BEFORE SH.T.S. KAPOOR, ACCOUNTANT MEMBER AND
                SH.N.K.CHOUDHRY, JUDICIAL MEMBER

                          I.T.A. No.210(Asr)/2015
                          Assessment Year: 2008-09

     Gurlal Singh Mann,         Vs.         Income tax Officer,
     B,40,    Thermal   Colony,             Ward-1(1),
     Bathinda.                              Bathinda.

     PAN:ACFPM-1492B
     (Appellant)                            (Respondent)
                      Appellant by:  Sh. Sudhir Sehgal
                      Respondent by: Sh. Rahul Dhawan (Ld. DR)

                              Date of hearing: 14.09.2017
                              Date of pronouncement:18.09.2017
                                     ORDER

PER N. K. CHOUDHRY (JM):

The instant appeal has been preferred by the assessee, on feeling aggrieved against the order dated 04.03.2015, passed by the Ld. CIT(A)-, Bathinda, relevant to the Asst. Year:2008-09.

2. The assessee has raised the following grounds of appeal.

"1. That on the facts and in the circumstances of the case and in law, the learned CIT(A) has erred in upholding the addition of Rs.1569437/- in the status of individual whereas the major source of investment made in FDR is out of income from agricultural land belonging to the HUF as per explanation furnished and material placed on record. Accordingly, the same may kindly be deleted.
2. That on the facts and in the circumstances of the case and in law, the learned CIT(A) erred in rejecting the credit of Rs. 300000/- as cash in hand on the opening day of the year without appreciating that the assessee appellant is having sufficient income from huge agricultural land (44.5 acres) in the earlier years also. Accordingly, the credit of Rs.300000/- may be allowed.
3. That on the facts and in the circumstances of the case and in law, the learned CIT(A) erred in upholding the addition on account of gifts of Rs.100000/- from Sh. Surinder Singh (Brother of Spouse), Rs.300000/-
2 ITA No.210(Asr)/2015
Asst. Year: 2008-09 from Sh. Kulbir Singh (Husban4of Spouse's sister) and Rs.140000/- from Sh. Sehaj Pal Singh (Son) whereas as per explanation filed and other material placed on record, no addition is called for. Accordingly, the may be deleted.
4. That on the facts and in the circumstances of the case and m in law, the learned CIT(A) erred in not allowing the credit of Rs. 500000/- used for investment in FDR received as advance from Sh. Jaswant Singh against the sale agreement of agricultural land whereas necessary evidence and confirmation fron Sh. Jaswant Singh has duly been filed. Actually, sale deed was registered on 15.09.2010 as the agricultural land was under adverse possession of purchaser for the last 12 years.
5. That on the facts and in the circumstances of the case and in law, the learned CIT(A) erred in giving a finding, "that the purported advance of Rs.500000/- against the sale of land from one Sh. Jaswant Singh has the colour of sham transaction in view of the non registration of the said sale deed", in view of the fact that the same was registered on 15.10.2010 for Rs.1727000/- even before the date of assessment order and assessee was having half share in it. It seems that the C1T(A) has given the whole findings on this issue with out seeing the actual sale deed filed before him.
6. That on the facts and in the circumstances of the case and in law, the learned C1T(A) erred in upholding the additions of Rs.350000/- being the deposit in the Bank of Punjab on 12.04.2007 and of Rs.50000/- being the deposit in SBOP on 13.04.2007. The deposit is out of agricultural income (theka) received on 10.04.2007 from Balbir Singh S/o Sh. Karam Singh, R/o V. Khudia Gulab Singh receipt of which was produced before CIT(A). Accordingly, the addition is liable to be deleted.(Not Pressed)
7. That on the facts and in the circumstances of the case and in law, the learned CIT(A) erred in upholding the addition of Rs.100000/- being gift of Rs.100000/- from Sh. Sehaj Pal Singh on 28.08.2007 who is son of the assessee and has the capacity to give the gift. The finding of the CIT(A) that explanation to section 56(vi) also get hit is totally wrong as Sh. Sehaj Pal Singh is son of the appellant assessee. Accordingly, the addition of Rs.100000/- is liable to be deleted. (Not Pressed)
8. That the assessee has received Rs.297020/- as the amount of leave encashment from the employer on 18.12.2006 and GPF, the amount of which was also utilized in the purchase of FDR of Rs.1500000/-. Accordingly, the assessee is entitled for the credit of this amount.
9. That on the facts and in tlie circumstances of the case and in law, the learned C1T(A) erred in not allowing the credit of agricultural income whereas as per explanation furnished and other material placed on record the assessee appellant and his family owned huge agricultural land (44.5 acres). Accordingly, the assessee is entitled for credit of past agricultural income used for investment in FDR.
10. That on the facts and in the circumstances of the case and in law, the learned CIT(A) erred in confirming the addition of Rs. 39437/- on account of bank interest whereas as per explanation, factual position and material placed on record, the same belongs to the HUF as the deposits in the bank account are out of income from agricultural land. Accordingly, the addition of Rs. 39437/- is liable to be deleted. (Not Pressed)
11. That on the facts and in the circumstances of the case and in law, the learned CIT(A) has erred in upholding the assessment of agricultural income of 3 ITA No.210(Asr)/2015 Asst. Year: 2008-09 Rs.400000/- for rate purposes in the status of individual whereas the agricultural land belongs to HUF being ancestral as per explanation furnished and material placed on record. The addition upheld in the status of individual is unjustified and uncalled for. Accordingly, the same may be deleted. (Not Pressed)
11. That any other relief may kindly be granted to the assessee to whom it is found entitled at the time of hearing of appeal."

3. The brief facts of the case are as under:

The appellant is a retired employee of PSEB who filed his return of income for Asst. Year:2008-09 declaring an income of Rs.1,02,448/-
primarily out of pension and an agricultural income of Rs.4,00,000/-
for rate purposes. In the scrutiny proceedings, the appellant was found to have purchased an FDR for Rs.15,00,000/- in Centurion Bank of Punjab on 28.06.2007. Besides the above, the appellant's bank had credit entries of (a) Rs.3,50,000/-, (b)Rs.50,000/- & (c) Rs.1,00,000/-
on 12.04.2007, 13,04,2007 and 28-08-2007 respectively. In addition, the appellant was seen to have earned interest on credit balance in his accounts amounting to Rs.39,437/-. While making assessment, the AO accepted the explanation of the appellant regarding the source of funds for purchase of the aforesaid FDR of Rs.15,00,000/-, only to the extent of Rs.5,00,000/- and added back the rest of the amount aggregating to Rs.15,69,437/-.

4. On feeling aggrieved against the assessment order, the assessee preferred the first appeal before the Ld. CIT(A), who upheld the order passed by the Assessing Officer and thereafter, the assesses carried the matter before this Bench.

4 ITA No.210(Asr)/2015

Asst. Year: 2008-09

5. During the pendency of the appeal, the assessee filed an application for admission of additional evidence and in the said application, the appellant has submitted that the appellant had sold agricultural land belonging to the appellant in village Adhian, Tehsil Malout, Distt. Muktsar by adjudicating a sale deed on 11.06.2007 on consideration of Rs.12,71,000/-. However, during the appellate proceedings, before the Ld. CIT(A) in March,2015, the same could not be remembered, but this is a vital piece of evidence, which goes to prove the case of the assessee and, therefore, the above sale deed may, please, be admitted as additional evidence. The appellant has also relied upon the judgment of the Hon'ble Supreme Court in the case of Tek Ram (Dead) Through LRs vs. Commissioner of Income Tax as reported in 357 ITR 133 (SC) and submitted that where the additional evidence is must for just decision of the case, the same deserves to be admitted. The evidence now being tendered clearly is very vital piece of evidence to explain the source.

6. On the other hand, the Ld. DR relied upon the orders passed by the authorities below, although he does not raise any specific objection to the aforesaid application, however, reminded that the parties to the appeal shall not be entitled to produce additional evidence either oral and documentary before the Tribunal, but if the Tribunal requires any document to be produced or any witness to be examined or any affidavit to be filed to enable it to pass orders or for any other 5 ITA No.210(Asr)/2015 Asst. Year: 2008-09 substantial cause, or, then the same may be allowed as the evidence to be adduced.

7. We have gone through with the facts and circumstances of the case as in the instant case alleged sale deed has been executed on 11.06.2017 on consideration of Rs.12,71,000/- and the fixed deposit (FDR) of Rs.15,00,000/- which is under consideration was made on 28.06.2007 by Centurion Bank of Punjab in the name of the appellant which according to our mind prima facie reflects to have direct nexus with the fixed deposit and sale of land and in our considered opinion for the just and proper decision of the case, the production of said sale deed is very much essential and important for the proper disposal of the case, although, the assessee had failed to produce the said additional evidence before the authorities below, however, reasoned to had taken the plea, that the same could not be remembered. As the sale deed having direct bearing on the quantum of addition, hence, we set aside the order passed by the authorities below up to the extent of issue qua FDR of Rs.15,00,000/- and rest of the addition stands confirmed as Ld. AR has not specifically agitated.

8. On the aforesaid consideration and observation, the Ld. Assessing Officer is directed to consider the additional evidence to be adduced by the assessee as observed above and pass assessment order afresh qua Rs.15 Lacs.

6 ITA No.210(Asr)/2015

Asst. Year: 2008-09

9. In the result, the appeal filed by the assessee is partly allowed for statistical purpose.

Order pronounced in the open Court on 18.09.2017.

                     Sd/-                       Sd/-
               (T. S. KAPOOR)              (N.K.CHOUDHRY)
         ACCOUNTANT MEMBER                JUDICIAL MEMBER
Dated:18.09.2017.
/PK/ Ps.
Copy of the order forwarded to:
  (1) The Assessee:
  (2) The
  (3) The CIT(A),
  (4) The CIT,
  (5) The SR DR, I.T.A.T.,
                       True copy

                                   By Order