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 0]

Income Tax Appellate Tribunal - Chennai

S.M.R.Cotton Mills (P) Ltd., Rasipuram vs Assessee on 7 January, 2009

                    IN THE INCOME TAX APPELLATE TRIBUNAL
                              BENCH 'A' CHENNAI

         Before Shri Abraham P. George, Accountant Member and
                  Shri George Mathan, Judicial Member
                                  .....

                            I.T.A. No. 387/Mds/2009
                           Assessment Year : 1995-96

M/s. S.M.R. Cotton Mills (P) Ltd.,              The Assistant Commissioner
118, Trichy Main Road,                   v.     of Income-tax, Company
Namakkal-637 001.                               Circle, Salem.




(PAN: AAECS6244A)


                                      AND

                             I.T.A. No. 471/Mds/2009
                             Assessment year 1995-96

The Deputy Commissioner of              v.      M/s. S.M.R. Cotton Mills
Income-tax , Company Circle,                    (P) Ltd., 118, Trichy Main Road,
Salem.                                          Namakkal-637 001.


     (Appellants)                                  (Respondents)


                      Assessee by        :      Shri N. Quadir Hoseyn
                    Department by        :      Shri Shaji P. Jacob

                                      ORDER

PER GEORGE MATHAN, JUDICIAL MEMBER :
ITA No. 387/Mds/2009 is an appeal filed by the assessee and ITA No.

471/Mds/2009 is an appeal filed by the Revenue against the order of the learned 2 I.T.A. No.387 & 471/Mds/2009 CIT(Appeals), Salem in ITA No. 68/98-99 dated 7-1-2009 for the assessment year 1995-96. As the issues in both the appeals are inter-connected, the same are being disposed of by this common order.

2. Shri N. Quadir Hoseyn, Advocate represented on behalf of the assessee and Shri Shaji P. Jacob, learned Sr. DR represented on behalf of the Revenue.

3. It was submitted by the learned authorised representative that the assessee is a private limited company engaged in the business of manufacture and sale of staple fibre yarn. It was the submission that the return filed by the assessee came to be processed and it was noticed that the assessee had received interest- free unsecured loans from 21 persons totaling to ` 68,05,086/- in cash. The assessee had been asked to prove the loan creditors. The assessee had produced confirmation letters from the various loan creditors. However, the Assessing Officer had disbelieved the claim of the loan creditors and had treated the same as the unexplained cash credit and invoked the provisions of section 68 of the IT Act, 1961 and added the same to the total income of the assessee. On appeal, the assessee had again filed the confirmation letter. The learned CIT(A) had also verified the same and out of the 21 creditors, the learned CIT(A) had confirmed the addition in respect of 3 creditors being Shri P. Ramesh, Shri V. Muthusamy and Shri M. Shanmugasundaram. The balance creditors who had appeared before the Assessing Officer and who had confirmed the transaction had been accepted by the learned CIT(A) and the addition in respect of the 16 creditors had 3 I.T.A. No.387 & 471/Mds/2009 been deleted. It was the submission that in respect of the deletion of the addition representing 18 creditors, the Revenue is in appeal and in respect of the 3 creditors whose addition had been confirmed by the learned CIT(A) the assessee is in appeal.

3. The learned authorised representative drew our attention to the confirmation letters as had been extracted in the order of the learned CIT(A) as also the explanations given before the learned CIT(A). It was the submission that in all the cases the creditors had basically advanced share application money and to whom the shares had also been allotted during January,1996 and May,1998. It was the submission that even in respect of the 3 persons who had not appeared before the Assessing Officer the shares had been allotted. It was the submission that in regard to Shri P. Ramesh, advances had also been given during the year ended 31.3.1992, 31.3.1993 and 31.3.1994 and the same had also been accepted by the Revenue while completing the assessment of the assessee company during those relevant years. In regard to Shri V. Muthusamy advances were received during the years ended 31.3.1992, 31.3.1993 and 31.3.1994 and had also been accepted by the department while completing the assessment of the assessee company for those assessment years. The same is also in the case of Shri M. Shanmugasundaram. It was the further submission that in all the cases the shares had been allotted and consedquently in view of the decision of the Hon'ble 4 I.T.A. No.387 & 471/Mds/2009 Supreme Court in the case of CIT v. Lovely Exports P.Ltd. reported in 319 ITR St. 5, wherein the Hon'ble Supreme Court has held as follows :

"Share application moneys received by company.
11-1-2008 : Their Lordships S.H. KAPADIA and B. SUDERSHAN REDDY JJ. dismissed the department's special leave petition against the judgment dated November 16,2006 of the Delhi High Court in ITA No. 953 of 20065 reported in 299 ITR 268, whereby the High Court affirmed the deletion by the Tribunal of additions made on account of sums received from directors of promoters and also by way of a public issue. The court while dismissing the special leave petition held as follows :
"Can the amount of share money be regarded as undisclosed income under section68 of the Income-tax Act, 1961? We find no merit in this special leave petition for the simple reason that if the share application money is received by the assessee- company from alleged bogus shareholders, whose names are given to the Assessing Officer, then the Department is free to proceed to reopen their individual assessments in accordance with law. Hence, we find no infirmity with the impugned judgment."
5

I.T.A. No.387 & 471/Mds/2009 It was submitted by the learned authorised representative that the addition as confirmed by the learned CIT(A) is liable to be deleted and the deletion as directed by the learned CIT(A) is liable to be upheld.

4. In reply, the learned DR vehemently supported the order of the Assessing Officer in respect of the Revenue's appeal. In regard to the assessee's appeal, it was the submission that the three persons had not appeared before the Assessing Officer. It was the submission that the order of the learned CIT(A) in regard to the confirmation of the addition in respect of the three creditors was liable to be upheld.

5. We have considered the rival submissions. A perusal of the order of the learned CIT(A) as also that of the Assessing Officer clearly shows that out of the 21 share applicants, 18 have appeared before the Assessing Officer. It was also noticed that the 18 have specifically admitted that they have given loans to the company. The loan creditors having appeared before the Assessing Officer and having confirmed that they have given the loans, obviously, the same cannot be treated as the unexplained income of the assessee. In regard to the balance 3 creditors, who had not appeared before the Assessing Officer, it is noticed that the shares have also been allotted to the loan creditors. Once the shares have also been allotted to the loan creditors, then in view of the principles laid down by the Hon'ble Supreme Court in the case of Lovely Exports P. Ltd., referred to supra, no addition can be made in the hands of the assessee. In the 6 I.T.A. No.387 & 471/Mds/2009 circumstances, respectfully following the decision of the Hon'ble Supreme Court in the case of Lovely Exports P. Ltd., referred to supra, the finding of the learned CIT(A) in regard to the deletion of the addition representing 18 creditors stands confirmed and the finding in regard to the confirmation of the addition representing the 3 creditors stands reversed.

. In the circumstances the appeal of the assessee in ITA No. 387/Mds/2009 stands allowed and the appeal of the Revenue in ITA No. 471/Mds/2009 stands dismissed.

6. The order was pronounced in the court on 24/06/2011.

                  Sd/-                                    Sd/-
            (Abraham P. George)                      (George Mathan)
           Accountant Member                        Judicial Member

 Chennai,
 Dated the 24th June , 2011.

 H.

Copy to:       Assessee/AO/CIT (A)/CIT/D.R./Guard file