Gujarat High Court
Principal Commissioner Income Tax, ... vs Anupam Organiser on 10 September, 2020
Author: J.B.Pardiwala
Bench: Vikram Nath, J.B.Pardiwala
C/TAXAP/168/2020 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/TAX APPEAL NO. 168 of 2020
==========================================================
PRINCIPAL COMMISSIONER INCOME TAX, SURAT 2
Versus
ANUPAM ORGANISER
==========================================================
Appearance:
MRS KALPANAK RAVAL(1046) for the Appellant(s) No. 1
for the Opponent(s) No. 1
==========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. VIKRAM NATH
and
HONOURABLE MR. JUSTICE J.B.PARDIWALA
Date : 10/09/2020
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE J.B.PARDIWALA)
1. This tax appeal under Section 260A of the Income Tax Act, 1961 (for short "the Act, 1961") is at the instance of the Revenue and is directed against the order passed by the Income Tax Appellate Tribunal, Surat dated 13 th December, 2019 in the ITA No.2036/Ahd/2016 for the A.Y.2013-14. The Revenue has proposed the following questions of law for the consideration of this Court;
"(i) That on the facts and in the circumstances of the case and in law, the Hon'ble ITAT has erred in deleting the addition of Rs.6,02,77,106/- on account of 'business income receipt of On Money received out of books of account made on the basis of the extrapolation of the clinching evidences seized/impounded which has the part of cash and cheque payments receipts in respect of Anupam Square project of the Assessee Group from the premise of Shri Jayantilal Mulchand Patel who admitted in his statement on oath u/s.132(4) of the Act to be a Page 1 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021 C/TAXAP/168/2020 ORDER broker for the sales of shops/showroom of the projects?
(ii) That on the facts and in the circumstances of the case and in law, the Hon'ble ITAT has erred in not appreciating that the total receipt of the extrapolation should be treated as the business income of the assessee as there is no evidence of expenses incurred to support to tax the profit @ 30% which is taken into account that it is fair amount of income (net profit for over 30%) from such total receipt without having any examination or any basis?
(iii) That on the facts and in the circumstances of the case and in law, the Hon'ble ITAT has erred in not appreciating that the seized/impounded material were throughly analyzed and computed for the total on money received and it was duly substantiated by the statement of Shri Jayantilal Mulchand Patel recorded under oath u/s 132(4) of the Act which corroborated the systematic organized activity of accepting 'on money' against sale of real estate units?
(iv) That on the facts and in the circumstances of the case, the Hon'ble ITAT ought to have upheld the order of the Assessing Officer?"
2. Having heard the learned counsel appearing for the parties and having gone through the materials on record, we take notice of the fact that the questions of law, as proposed by the Revenue, are no longer res integra in view of the order passed by this Court dated 16 th June, 2012 in the Tax Appeal No.323 of 2020 and allied matter in the case of Deputy Commissioner of Income Tax (Asst.) vs. Panna Corporation. The order passed in the Tax Appeal No.323 of 2000 reads thus;
"1. These appeals arise out of common factual and legal Page 2 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021 C/TAXAP/168/2020 ORDER background. They have been heard together and are being disposed of by this common judgement. For the purpose of this judgement, we may refer the facts as emerging in Tax Appeal No.323 of 2000. This appeal is filed by the revenue calling in question the judgement of the Income Tax Appellate Tribunal ("the Tribunal" for short) dated 1.9.1999.
2. The respondent - assessee is a partnership firm engaged in the business of construction of flats and residential complexes. The assessee started construction of a total of 120 flats in a complex called "Ashoplab Apartments" in the city of Surat. The scheme contained three types of flats admeasuring 725 square feet, 750 square feet and 975 square feet respectively. The flats were sold at a disclosed rate of Rs.185/- per square feet. A search was carried out on 4.7.1996. Initially, a disclosure was made of undisclosed income of Rs.3.5 lakhs by a partner of the assessee firm Shri K. R. Sardara. This disclosure was confirmed by the other partner of the firm Shri Janakbhai P. Balar in his statement on 5.7.1997. In response to notice issued by the Department, the assessee filed return declaring undisclosed income of Rs.26 lakhs. During the search of the residential premises of Shri Balar, a loose paper No.31 was found and seized. The paper pertained to details of sale of two of the flats. The statement of Shri Balar under section 132(4) of the Income Tax Act, 1961 was recorded on 4.7.1996. On the basis of the contents of the loose paper and the statement of the partner, the Assessing Officer came to the conclusion that the assessee - partnership firm was collecting unaccounted cash from the purchasers of the flats. He estimated such cash collection at Rs.1 lakh per flat. Since for the block period under consideration, 62 flats were sold, he believed that the assessee had earned undisclosed income of Rs.62 lakhs during that period. He, accordingly, passed an order dated 30.7.1997 and ordered collection of tax and interest etc. on such basis.
3. The assessee carried the matter in appeal. The Tribunal confirmed the findings regarding cash collection during sale of the flats. With respect to the tax liability of the assessee on account of such on money receipts, the Tribunal, relying on its earlier decision in the cash of Kishor Mohanlal Telwala, held that not the entire receipt, but only the profit embedded in such receipt which can be taxed. The Tribunal in view of the fact that the assessee had already disclosed Page 3 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021 C/TAXAP/168/2020 ORDER income of Rs.26 lakhs, believed that no further tax can be imposed. It is this judgement of the Tribunal which the revenue has challenged in the present appeal.
4. At the time of admission of the appeal, the following question was framed: "Whether the Appellate Tribunal is right in law and on facts in deleting the addition made on account of undisclosed income earned by the assessee out of "on money" receipts from the sale of row houses done during the block period?"
5. Learned counsel for the revenue, Shri Sudhir Mehta submitted that the Tribunal committed a serious error in reversing the order of the Assessing Officer. He submitted that the on money collection by the respondent - assessee firm was established. The Tribunal having confirmed such findings, ought not to have rescinded the directions for collection of tax, interest etc. 6 On the other hand, learned senior counsel Shri S. N. Soparkar appearing for the respondent - assessee opposed the appeal contending that no question of law arises. He drew out attention to section 260-A of the Income Tax Act to contend that even after admission of the appeal, it would be open for the assessee to contend that no question of law arises.
7. He submitted that even if the on money collection of Rs.62 lakhs is believed, what could be taxed in the hands of the assessee is only the income and not the entire receipt. He submitted that the Tribunal having accepted that such income could not exceed Rs.26 lakhs out of total receipt of Rs.62 lakhs, no interference is called for, since estimation of income could not give rise to any substantial question of law.
8. In support of his contentions, the counsel relied on several decisions, reference to which we may make at slightly later stage.
9. Having heard the learned counsel for the parties and having perused the orders under consideration, what emerges is that the findings arrived at by the Assessing Officer that the respondent - partnership firm received on money of Rs.62 lakhs during the block period for sale of the Page 4 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021 C/TAXAP/168/2020 ORDER flats, is not seriously in dispute. The Tribunal confirmed such findings arrived at by the Assessing Officer. However, the Tribunal did not permit the revenue to collect the tax on the entire receipt believing the it was only the income embedded in such receipt which can be subjected to tax.
10. As pointed out by the counsel for the respondent, this Court in the case of Commissioner of Income Tax v. President Industries, reported in (2002) 258 ITR 654 had taken a similar view. In the said case, during the course of survey conducted on the premises of the assessee, from the excise records found, an inference was drawn by the Assessing Officer that sales accounting to Rs.29 lakhs and odd had not been disclosed in the books of account. The Assessing Officer made addition of the entire sum of the said undisclosed sales as income of the assessee for the assessment year 1994-95. Such addition was confirmed by the Commissioner (Appeals). The Tribunal, however, held that the entire sales could not have been added as income of the assessee, but only to the extent the estimated profits embedded in the sales for which the net profit rate was adopted entailing addition of income on the suppressed amount of sales. Such decision was carried in appeal by the revenue before the High Court. The High Court rejected the appeal, observing that unless there is a finding to the effect that investment by way of incurring the cost in acquiring the goods which have been sold has been made by the assessee and that has also not been disclosed, such addition could not be sustained. It was observed that in absence of such findings of fact, the question whether the entire sum of undisclosed sale proceeds can be treated as income of the relevant assessment year answers by itself in the negative. The High Court rejected the appeal holding that no question of law which requires to be referred arises.
11. In the case of Commissioner of Income Tax v. Gurubachhan Singh J. Juneja, reported in (2008) 302 ITR 63 (Guj.), once again a somewhat similar issue came up before this Court. In the said case, the assessee was engaged in the business of trading of tyres. Search proceedings were carried out at the residential and business premises of the assessee. On the basis of loose sheets which were seized during such search operation, the Assessing Officer held that sales to the extent of Rs.10.85 lakhs was not found in the books of account. Such amount was included in the total Page 5 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021 C/TAXAP/168/2020 ORDER income of the assessee. The Commissioner (Appeals) gave substantial relief to the assessee and reduced the income on the basis of gross profit rate. The Tribunal confirmed the order of the Commissioner (Appeals). On further appeal before the High Court by the revenue, the High Court refused to refer any question holding that in absence of any material on record to show that there was any unexplained investment made by the assessee which was reflected by the alleged undisclosed sales, the finding of the Tribunal that only the gross profit on the said amount can be brought to tax does not call for any interference.
12. Counsel also relied on the decision in the case of Commissioner of Income Tax v. Samir Synthetics Mill, reported in (2010) 326 ITR 410, wherein the High Court confirmed the view of the Tribunal accepting only the profit of unaccounted sale for the purpose of collecting tax.
13. Our attention was also drawn to the decision of the M. P. High Court in the case of Man Mohan Sadani v. Commissioner of Income Tax, reported in (2008) 304 ITR 52, wherein referring to and relying upon the decision of this Court in the case of Commissioner of Income Tax v. President Industries (supra) and other decisions of other High Courts, the M. P. High Court had also taken a similar view. It was observed that entire sale proceeds of the assessee should not be added in his income and that the Tribunal has erred in doing so.
14. We may recall that the Tribunal, in the impugned judgement, relied on its previous judgement in case of Kishor Mohanlal Telwala. The said judgement of the Tribunal was apparently carried in appeal by the revenue. The High Court by a speaking order dated 24.4.2000, dismissed the appeal holding that no question of law was involved. Significantly, in case or Kishor Mohanlal Telwala, the assessee was engaged in the business of construction. In his case, unaccounted receipt of Rs.1.47 crores was detected. In this background, the Division Bench confirmed the view of the Tribunal and did not accept the contention of the revenue that as no accounts had been maintained to substantiate the expenditure incurred by the assessee, the entire amount received by the respondent should be treated as income. The Court concluded that the Tribunal was justified in considering that the respondent- assessee ought Page 6 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021 C/TAXAP/168/2020 ORDER to have spent reasonable amount for the purpose of receiving such gross receipt.
15. It can, thus, be seen that consistently, this Court and some other Courts have been following the principle that even upon detection of on money receipt or unaccounted cash receipt, what can be brought to tax is the profit embedded in such receipts and not the entire receipts themselves. If that be the legal position, what should be estimated as a reasonable profit out of such receipts, must bear an element of estimation.
16. In view of the legal position that not the entire receipts, but the profit element embedded in such receipts can be brought to tax, in our view, no interference is called for in the decision of the Tribunal accepting such element of profit at Rs.26 lakhs out of total undisclosed receipt of Rs.62 lakhs. In other words, we accept the legal proposition, the Tribunal accepting Rs.26 lakhs disclosed by the assessee as profit out of total undisclosed receipt of Rs.62 lakhs, would not give rise to any question of law.
17. In the result, the tax appeals are dismissed. "
3. In view of the aforesaid, this appeal fails and is hereby dismissed.
(VIKRAM NATH, CJ) (J. B. PARDIWALA, J) Vahid Page 7 of 7 Downloaded on : Sun Feb 28 03:50:35 IST 2021