Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Shyam Sunder Infrastructure (P) ... on 13 January, 2017

          IN THE INCOME TAX APPELLATE TRIBUNAL
                DELHI BENCH 'D', NEW DELHI
     Before Sh. N. K. Saini, AM and Sh. Sudhanshu Srivastava, JM
           ITA No. 6446/Del/2013 : Asstt. Year : 2010-11
Asstt. Commissioner of Income    Vs M/s Shyam Sunder Infrastructure
Tax, Central Circle-15,             (P) Ltd., Formerly known as M/s
New Delhi                           Mamram Developers (P) Ltd., G-18
                                    & 19, Majesty Mall Plot No. 2,
                                    Road No. 43, Guru Harkishan
                                    Marg, Pitampura, Delhi-110034
(APPELLANT)                         (RESPONDENT)
PAN No. AAECM1207G

                Assessee by : Sh. Sanjeev Bindal, CA
                Revenue by : Ms. Seema Raj, CIT DR

Date of Hearing : 10.01.2017       Date of Pronouncement : 13.01.2017

                                 ORDER

Per N. K. Saini, AM:

This is an appeal by the department against the order dated 17.09.2013 of ld. CIT(A)-XXXI, New Delhi.

2. The only effective ground raised in this appeal reads as under:

"1. The Commissioner of Income Tax (Appeals) erred in law and on facts in deleting the addition of Rs.2,80,00,000/-."

3. Facts of the case in brief are that a search and seizure operation u/s 132(1) of the Income Tax Act, 1961 (hereinafter referred to as the 2 ITA No. 6446/Del/2013 Shyam Sunder Infrastructure (P) Ltd.

Act) was conducted on 24.09.2009 in the case of M/s Mamram Group of cases which is engaged in the business of manufacturing and sale of Tin Plates, running banquet hall and construction & sale of commercial complexes/building. The AO made the impugned addition on the basis of statement of Sh. Ram Kishan Gupta by observing as under:

S. No. Name of the Person Amount Surrendered (Rs.) 1 Ram Kishan Gupta 2.00 Cr.
2 Sanjay Gupta 2.50 Cr.
3 Kamla Garg 4.25 Cr.
4 Renu Gupta 0.25 Cr.
5 Symphony Celebrators (P) 1.00 Cr.
Ltd.
6 Athena Logistics Park (P) Lid. 1.00 Cr. 7 Mamram Developers (P)'Lld. 6.00 Cr. 8 Babushaka Promoters (P) Lid. 2.00 Cr.
Total 19.00Cr.
4. Being aggrieved the assessee carried the matter to the ld.

CIT(A) who deleted the addition by observing in para 3.15 of the impugned order as under:

"3.15 After considering the arguments of the AR and the judicial pronouncements cited by him, I am of the view that, sole reliance on the statement u/s 132(4) and without any pointer (at least) to the possible areas of suppression of income, cannot be a sufficient and valid ground, for making such huge addition to the total income. Sh. Ram Kishan Gupta was not asked to provide, in detail, the nature of the additional income which was being surrendered. This missing point has not been made up either at the post search 3 ITA No. 6446/Del/2013 Shyam Sunder Infrastructure (P) Ltd.
stage or at the assessment stage. Therefore, I hold that the addition of Rs. 2,80,00,000/- solely on the basis of statement of Sh. Ram Kishan Gupta made u/s 132(4) is not proper and hence the addition is liable to be deleted."

5. Now the department is in appeal. During the course of hearing the ld. Counsel for the assessee at the very outset stated that this issue is squarely covered in favour of the assessee by the decision dated 20.09.2016 of the ITAT Delhi Bench 'D', New Delhi in ITA No. 6444/Del/2013 for the assessment year 2010-11 in the case of ACIT, Central Circle-15, New Delhi Vs M/s Babushaka Promoters Pvt. Ltd., Delhi, who belongs to the same group to which the assessee belongs and the addition made therein was also based on similar facts (copy of the said order was furnished which is placed on record).

6. In her rival submissions the ld. CIT DR although supported the order of the AO but could not controvert the aforesaid contention of the ld. Counsel for the assessee.

7. We have considered the submissions of both the parties and carefully gone through the material available on the record. In the present case, it appears that the impugned addition was made by the AO solely on the basis of statement of Sh. Ram Kishan Gupta. On a similar issue in the case of ACIT, Central Circle-15, New Delhi Vs M/s Babushaka Promoters Pvt. Ltd., Delhi (supra), this bench of the ITAT vide order dated 20.09.2016 held in paras 9 & 10 as under:

4 ITA No. 6446/Del/2013
Shyam Sunder Infrastructure (P) Ltd.
"9. On careful consideration of allegations made by the AO for making the impugned addition, it is vivid that the AO made addition in present A.Y 2010-11 in pursuance to some alleged discrepancies pertaining to A.Y 2009-10. In our considered opinion, if any allegation of discrepancies relating to accounting of income has been found in report of any other particular year i.e. A.Y 2009-10 in the present case, then the fact may be considered for making addition or disallowances, if permissible and sustainable under the provisions of the Act but not in the other period relevant to other A.Y, such as A.Y 2010-11 in the case in hand.
10. We are in agreement with the conclusion recorded by the first appellate authority that the surrender was not made on specific items by Shri Ram Kishan Gupta and while allocation of the undisclosed income between the companies and other persons of the group, he has not mentioned and specified the heads of income as such. In the absence of any such disclosure and relevant material to establish the undisclosed income for the present A.Y 2010- 11, addition cannot be made. Since at the time of surrender and statement recorded u/s 132(4) of the Act Shri Ram Kishan Gupta was not asked to provide details the nature of income he was surrendering in the case of a particular company or person and particular head of income and as such failure of the Revenue authorities, addition cannot be made without any basis for A.Y 2010-
11. Even during assessment proceedings the AO either at the post search stage or during assessment proceedings could not bring any cogent material t show that such undisclosed income under such head has been surrendered for A.Y 2010-11. Thus we are unable to see any ambiguity, perversity or any other valid reason to interfere with the order and hence we uphold the same. Before we part with the order, we make it clear that our findings and 5 ITA No. 6446/Del/2013 Shyam Sunder Infrastructure (P) Ltd.
observations recorded in this order are based upon the facts of A.Y 2010-11. The AO has made the addition in A.Y 2010-11 in respect of some alleged discrepancies in A.Y 2009-10. In our opinion if there is any discrepancy as of A.Y 2009-10, that is to be consider in that year and not in A.Y 2010-11."

8. The facts of the present case are similar to the facts involved in the case of M/s Babushaka Promoters Pvt. Ltd., Delhi (Supra). So, respectfully following the aforesaid referred to order dated 20.09.2016 in ITA No. 6444/Del/2013 for the assessment year 2010- 11 in the case of ACIT, Central Circle-15, New Delhi Vs M/s Babushaka Promoters Pvt. Ltd., Delhi, we do not see any valid ground to interfere with the findings of the ld. CIT(A) and do not see any merit in this appeal of the department.

9. In the result, the appeal of the department is dismissed.. (Order Pronounced in the Court on 13/01/2017) Sd/- Sd/-

(Sudhanshu Srivastava)                            (N. K. Saini)
JUDICIAL MEMBER                            ACCOUNTANT MEMBER
Dated: 13/01/2017
*Subodh*
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5.DR: ITAT
                                                ASSISTANT REGISTRAR