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 18, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Kbj Developers Pvt Ltd,Mumbai vs Asst Commisioner Of Income Tax- ... on 30 October, 2025

            IN THE INCOME TAX APPELLATE TRIBUNAL,
                   MUMBAI "E" BENCH :: MUMBAI


BEFORE SHRI NARENDER KUMAR CHOUDHRY, JUDICIAL MEMBER
                         &
     SHRI PRABHASH SHANKAR, ACCOUNTANT MEMBER


                     ITA Nos.1409/MUM/2024
                   (Assessment Year : 2012-13)


   ACIT, Circle-4(2)(1),                   KBJ Developers Pvt. Ltd.,
   Mumbai.                                 Office No.155, 15th Floor,
                                           C-Wing, Mittal Cort, Amnalal
                                     Vs.
                                           Bajaj Road, Nariman Point,
                                           Mumbai-400 021.

                                           PAN: AADCK 2847 D
         (Appellant)                         (Respondent)


                     ITA No.1837/MUM/2024
                   (Assessment Year : 2012-13)



   KBJ Developers Pvt. Ltd.,               ACIT, Circle-4(2)(1),
   Office No.155, 15th Floor,              Mumbai.
   C-Wing, Mittal Cort, Amnalal
                                     Vs.
   Bajaj Road, Nariman Point,
   Mumbai-400 021.

   PAN: AADCK 2847 D
        (Appellant)                           (Respondent)

  Present for:

  Assessee by                     : Shri Satyaprakash Singh, Ld. CA
  Revenue by                      : Shri Leyaqat Ali Aafaqui, Ld. Sr.D.R.

  Date of Hearing                 : 22.08.2025
  Date of Pronouncement           : 30.10.2025

                                    ORDER

Per: Narender Kumar Choudhry, JM 2 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) These are the cross appeals preferred by the Revenue and the Assessee against the order dated 07/02/2024 impugned herein passed by the National Faceless Appeal Centre (NFAC)/ Commissioner of Income Tax (Appeals), Delhi (in short, 'Ld. Commissioner') u/sec. 250 of the Income Tax Act, 1961 (in short, 'Act') for the A.Y. 2012-13.

2. Both the appeals are having involved identical facts and issues and, therefore, for the sake of brevity, the same were heard together and are being disposed of by this composite order by taking into consideration the facts of ITA No. 1409/MUM/2024 as a lead case, and result of the same shall apply mutatis mutandis to both the appeals under consideration.

3. ITA No 1409/M/2024 In the instant case, the Assessee had shown loss of Rs. (-) 9,03,171/- by filing its return of income for the assessment year under consideration on dated 25/09/2012, which was initially processed by the CPC u/sec. 143(1) of the Act and subsequently, selected for scrutiny under CASS. Accordingly, statutory notices dated 09/08/2013 u/sec. 143(2) and 07/08/2014 and 30/09/2014 u/s 142 (1) of the Act, along with questionnaire were issued to the Assessee, whereby, Assessee was asked to furnish the required details for completion of assessment proceedings.

4. In response to the statutory notices issued, the Assessee from time to time attended the assessment proceedings and filed certain details.

5. The Assessing Officer (AO) thus on perusing the details filed by the Assessee, observed "that the Assessee is engaged in the business of construction and from the accounts and tax audited report of the Assessee, it appears that the Assessee had taken unsecured loan 3 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) of Rs. 37,13,24,958/- from various parties" and therefore in order to verify the transactions, asked the Assessee to prove the creditworthiness and genuineness of the parties, from whom the loans were taken and confirmation of the parties as well.

6. The Assessee, in response to the said queries, vide letter dated 20/03/2015 filed loan confirmations of unsecured loans. On perusing the same, it was noticed by the AO that the Assessee has filed the list of various parties from whom the Assessee had received unsecured loans and on verification of the submissions qua unsecured loans, the AO noticed that Assessee has given the details of Rs. 35,82,84,958/- only, thus, there is a difference of Rs. 1,30,40,000/- in both the amounts of Rs. 37,13,24,958/- as shown in the accounts and tax audited report and Rs. 35,82,84,958/- as per the details given by the Assessee. Consequently, the AO made the addition of Rs. 1,30,40,000/- on this count and added back to the income of the Assessee.

7. The AO further observed that on perusal of the submissions of the Assessee, it is noticed that Assessee has not given address of the following parties: -

         Sr.No.    Name of the party                          Amount (in Rs.)
         1         Bharat Mandalia                                       2,50,000
         2         Bharati B Mehta                                       2,50,000
         3         Chokasi Arun Ganesh                                   2,00,000
         4         Rajesh Amrutlal Jain                                  4,00,000
         5         Rakhi Kapil                                           2,00,000
         6         Shashikala Jain                                     10,00,000
         7         Shree Ramashree Constructions Pvt. Ltd.             50,00,000
         8         Swarn Shilchins and Jewellery Pvt. Ltd.             33,44,000
         9         Varghrecha Kamlesh                                    2,00,000
         10        Vinod G. Jain                                         5,00,000
         11        A.H. Pokharana Jewellery                            15,00,000
         12        Asiya Idris Shaikh                                  25,00,000
         13        Sanjay Shantilal                                    15,00,000
                                      Total                        1,68,44,000
                                       4                 ITA Nos.1409 & 1837/MUM/2024
                                                            (KBJ Developers Pvt. Ltd.)



Thus, the AO on this count also, disallowed an amount of Rs. 1,68,44,000/- in total and added back to the total income of the Assessee.

8. The AO further, on the basis of the submissions given by the Assessee, sent notices u/sec. 133(6) of the Act to various parties out of which, notices sent to two parties namely (i) Pilot Constructions Pvt. Ltd. (Rs. 7,00,00,000) and (ii) Mumbadevi Bullion (Rs. 14,48,20,650) returned unserved with the postal remarks 'left/ not known' and therefore the AO on this reason, show caused the Assessee, who though submitted the details regarding the above said parties, but the same were not found acceptable by the AO, who ultimately made the addition of Rs.

21,48,20,650/- and added back to the total income of the Assessee.

9. The AO further considered the loan confirmations of unsecured loans provided by the Assessee vide letter dated 20/03/2015 and noticed that Assessee has filed confirmation letters in respect of few parties but without supporting documents, such as, ledger account, copy of return of income, balance sheet, profit and loss account etc. In absence of these supporting documents, genuineness and creditworthiness of the parties could not be verified. The AO further observed that despite of affording several opportunities to the Assessee, it has neither filed any supporting documents nor cogent explanation, in respect of the following parties: -

         Sr. No.    Name of the party              Amount (in Rs.)
              1     Aksha Realty Ltd.                                      47,308
              2     B. Chandan                                          11,00,000
              3     Dev Jewels                                       10,26,85,000
              4     Dinesh Parmar                                       10,00,000
              5     Girdhai Jain Sanghvi                                23,44,000
              6     G.J. Jalshinghani                                   10,00,000
              7     Javed Raza Shroff                                   55,00,000
              8     Kalawati P. Kothari                                 21,00,000
              9     Mukesh Mehta                                         5,00,000
             10     Sancheti and Sons                                    2,50,000
                                      5             ITA Nos.1409 & 1837/MUM/2024
                                                       (KBJ Developers Pvt. Ltd.)



             11    Satish Goyal (HUF)                             15,00,000
             12    Lalit Mehta and Associates                     18,00,000
                                 Total                        11,98,26,308


9.1    The AO, therefore, on the aforesaid reason and by observing

that "when the assessee receives any loans, primary onus is on the assessee to establish the genuineness of the same. The assessee in the instant case has not even been able to file confirmations from the parties which have lent loan" and "failed to discharge the onus of proof that lay on it to establish the genuineness and creditworthiness of unsecured loans", finally treated the amount of Rs. 35,14,90,958/- in total, as unexplained cash credit taxable u/sec. 68 of the Act.

10. The AO also by perusing the AIR information also noticed that Assessee has sold a property i.e. Plot No. 564, sub-urban scheme No.3, Chembur, admeasuring 418 sq.ft. for Rs. 1,92,86,000/-, but has not disclosed the said transaction in ITR. Therefore, the AO collected the information from the office of Joint Sub-Registrar, Kurla-3 and purchaser {M/s. Jay Ambe Developers}, who both confirmed the aforesaid transactions and, therefore, the AO ultimately added the market value of land at Rs. 1,92,86,000/-, in the total income of the Assessee.

11. The Assessee, being aggrieved, challenged the said additions by filing first appeal before the Ld. Commissioner, who by impugned order deleted some of the additions and affirmed the rests, therefore, both the parties have preferred their respective appeals which are under consideration.

12. First, we will deal with the appeal field by the Revenue Department against the deletion of some of the additions. The grounds of appeal raised by the Revenue Department, are as under:

"1) Whether on the facts and circumstances of the case, the Ld. CIT(A)/NFAC is right in deleting the disallowance of Rs.

1,30,40,000/ - made by the AO?

6 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.)

2) Whether on the facts and circumstances of the case, the Ld.CIT(A)/ NFAC is right in deleting the disallowance made by AO as unexplained cash credit of Rs. 34,65,46,958/- u/ s 68 of the Act?

3) Whether on the facts and, circumstances of the case, the Ld.CIT(A)/NFAC is right in restricting the disallowance to Rs.49,44,000l- against the addition made by AO of Rs.35,14,90,958/-?

4) Whether on the facts and circumstances of the case, the Ld CIT(A)/NFAC is right in deleting the disallowance of 1,92,86,000/- on account of sale of property?

5) The appellant craves leave to add, amend, alter and/ or vary any of the grounds of appeal before or at the time of hearing"

13. Ground of appeal no.1, relates to deletion of addition/ disallowance of Rs. 1,30,40,000/- by the Ld. Commissioner. From the accounts of the Assessee and tax audit report, it was observed by the AO that the Assessee has taken unsecured loan of Rs. 37,13,24,958/- from various parties, however, the Assessee has given details of Rs. 35,82,84,958/- only and, therefore, AO made the addition of Rs. 1,30,40,000/- being difference between the amount shown in the books of accounts and as per the details given by the Assessee, and added back to the total income of the Assessee.
14. The Assessee in appeal before the Ld. Commissioner, has claimed that as per its books of accounts (balance sheet as on 31/03/2012) during the year under consideration, the Assessee had taken unsecured loan of Rs.34,32,14,958/- (Rs. 37,13,24,958 closing balance as on 31/03/2012 - Rs. 2,81,10,000 opening balance as on 31/03/2022) and in order to substantiate the genuineness of such loan amount, has duly submitted all relevant details along with documentary evidence, which somehow sidelined by the Ld.AO.
7 ITA Nos.1409 & 1837/MUM/2024
(KBJ Developers Pvt. Ltd.)
15. The Ld. Commissioner on perusing the records, duly recognized the aforesaid facts and found the contention/submission along with the documents made by the Assessee as true, and therefore, held that no differential amount can be legitimately arrived at, which could attract addition made by the AO. The Ld. Commissioner also observed that the disallowance made in para 7 of the assessment order, the AO has taken unsecured loan figure as Rs. 35,14,90,958/-, which is more than total unsecured loan taken by the Assessee during year and this fact has neither seen nor taken in account by the Ld. AO, which is a grave error, therefore, no such addition can be made, as there exists no difference as concluded by the AO. The Ld. Commissioner, therefore, on the aforesaid facts and circumstances and documents available on record and verifying independently, ultimately deleted the addition of Rs. 1,30,40,000/- made by the AO.
16. We have given thoughtful consideration to the decision of the Ld. Commissioner in deletion of the addition of Rs. 1,30,40,000/- as observed above. The Assessee before the Ld. Commissioner demonstrated the real figures, such as, closing balance as on 31/03/2012 and opening balance as 01/04/2012 and also filed the relevant documents in support of such claim. Therefore, the Ld. Commissioner by examining such peculiar facts and circumstances and making verification independently, ultimately deleted the addition. Thus, we are of the considered opinion that the decision of Ld. Commissioner in deletion of the addition under consideration neither suffers from any perversity nor impropriety or illegality, as the same is based on independent analyzation of relevant documents and facts and circumstances of the case, as observed above. Thus, the decision of the Ld. Commissioner in deleting the addition of Rs. 1,30,40,000/- is affirmed.
Consequently, Ground No.1 raised by the Revenue Department is dismissed.
8 ITA Nos.1409 & 1837/MUM/2024
(KBJ Developers Pvt. Ltd.)
17. Grounds of appeals No.2 & 3 are interconnected which relate to the deletion of addition of Rs. 34,65,46,958/- as made by the AO being unexplained cash credit u/sec. 68 of the Act.
17.1 Coming to the factual background/aspects of Ground No.2 & 3, we observe that the AO initially made the disallowance of Rs. 1,68,44,000/- mainly on the reason that the Assessee has not provided the addresses of the following parties: -
         Sr.No.     Name of the party                                  Amount (in Rs.)
         1          Bharat Mandalia                                         2,50,000
         2          Bharati B Mehta                                         2,50,000
         3          Chokasi Arun Ganesh                                     2,00,000
         4          Rajesh Amrutlal Jain                                    4,00,000
         5          Rakhi Kapil                                             2,00,000
         6          Shashikala Jain                                        10,00,000
         7          Shree Ramashree Constructions Pvt. Ltd.                50,00,000
         8          Swarn Shilchins and Jewellery Pvt. Ltd.                33,44,000
         9          Varghrecha Kamlesh                                      2,00,000
         10         Vinod G. Jain                                           5,00,000
         11         A.H. Pokharana Jewellery                               15,00,000
         12         Asiya Idris Shaikh                                     25,00,000
         13         Sanjay Shantilal                                       15,00,000
                                      Total                              1,68,44,000


18. The Assessee before the Ld. Commissioner has claimed that in order to prove identity, genuineness and creditworthiness of the parties, has provided details of loan amounts taken, list of parties containing 26 names with the addresses, their PAN nos., AO's jurisdictions, ITR acknowledgments, ledger account and bank account statements highlighting loan amounts taken. The Assessee also claimed that details of all 13 parties, which were in question before the Ld.AO, were very much in the list of 26 names, as appears from the list reproduced herein below: -
Sr. Name of parties PAN Documentary evidence Page Amount of No. No loan taken 1 Bharat Mandaliya BMGPM6600R 1. Ledger account 16-18 2,50,000
2. Confirmation account
3. ITR acknowledgment
4. Bank statement 2 Chirag-Bharti AHRPM9769Q1. 1. Ledger account 19-22 2,50,000 Vinodrai Mehta 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 9 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) 3 Choksi Arun AABPM6376N 1. Ledger account 23-26 2,00,000 Ganesh 2. Confirmation account (Arunkumar 3. ITR acknowledgment Rajkumar Mehra) 4. Bank statement 4 Rajesh Amrutlal AAAPJ8106A 1. Ledger account 27-51 4,00,000 Jain 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 5 Rakhi Kapil AAJPP6966H 1. Ledger account 52-55 2,00,000 Parekh 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 6 Shashikala Jain ADTPJ0696D 1. Ledger account 56-59 10,00,000
2. Confirmation account
3. ITR acknowledgment
4. Bank statement 7 Shree Ramashree AAICS1687C 1. Ledger account 60-63 50,00,000 Const. (P) Ltd. 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 8 Swarn AAPCS1960H 1. Ledger account 64-100 33,44,000 Shilpchains & 2. Confirmation account Jewellers P. Ltd. 3. ITR acknowledgment
4. Bank statement 9 Vagrecha Kamlesh AAAPV5510C 1. Ledger account 101-04 2,00,000 B 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 10 Vinod G Jain AAIPJ3836D 1. Ledger account 105-08 5,00,000
2. Confirmation account
3. ITR acknowledgment
4. Bank statement 11 A.H. Pokharana AISPP5282H 1. Ledger account 109-12 15,00,000 Jewellery (Amit 2. Confirmation account Anil Pokharana) 3. ITR acknowledgment
4. Bank statement 12 Asiya Idris Shaikh MIFPS9263N 1. Ledger account 113-15 25,00,000
2. Confirmation account
3. ITR acknowledgment
4. Bank statement 13 Sanjay Shantilal AABPJ3761A 1. Ledger account 116-19 15,00,000 Jain 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 14 Pilot Construction AACCP2128D 1. Ledger account 120-24 7,00,00,000 P. Ltd. 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 15 Mumbadevi ASXPM8236D 1. Ledger account 125-35 14,48,20,650 Bullion (Irtesh 2. Confirmation account Jawaharlal 3. ITR acknowledgment Mishra) 4. Bank statement 16 Aksha Realty AADCK6060G 1. Ledger account 136-38 47,308 (KBJ Hotel 2. Confirmation account Varanasi Ltd.) 3. ITR acknowledgment
4. Bank statement 17 B. Chandan & Co AFQPJ4084E 1. Ledger account 139-42 11,00,000 (Manikumari 2. Confirmation account Chandanmal Jain) 3. ITR acknowledgment
4. Bank statement 18 Dev Jewels (Dev AYXPG4410F 1. Ledger account 143-50 10,26,85,000 Gupta) 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 19 Dinesh Parmar AAAHD3898M 1. Ledger account 151-55 10,00,000 10 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) (HUF) 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 20 Girdhar AEBDJ3229F 1. Ledger account 156-61 33,44,000 Jaisinghani 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 21 Javed Raza Shroff AACPS9026N 1. Ledger account 162-66 55,00,000
2. Confirmation account
3. ITR acknowledgment
4. Bank statement 22 Kalawati P AAGPK2831H 1. Ledger account 167-76 21,00,000 Kothari 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 23 Mukesh J Mehta AAAPM9903G 1. Ledger account 177-80 5,00,000
2. Confirmation account
3. ITR acknowledgment
4. Bank statement 24 Sancheti & Sons AAFPS0110E 1. Ledger account 181-84 2,50,000 (Prop. Ashok L 2. Confirmation account Sancheti) 3. ITR acknowledgment
4. Bank statement 25 Satishkumar AADPG7341R 1. Ledger account 185-88 15,00,000 Goyal (HUF) 2. Confirmation account
3. ITR acknowledgment
4. Bank statement 26 Lalit Mehta & AACFL5763D 1. Ledger account 189-93 33,00,000 Associates 2. Confirmation account
3. ITR acknowledgment
4. Bank statement
19. The Ld. Commissioner by considering the list submitted by the Assessee observed that addresses of all 13 parties, in question, are very much there in the list at serial No. 1 to 13. Therefore, the finding of the AO that no addresses of these 13 parties were provided, is factually incorrect and hence, the addition made only for the reason of not providing addresses, cannot be accepted, as the same is against the facts and cannot be sustained, and liable to be deleted. The Ld. Commissioner further observed that Assessee vide letter dated 07/08/2024 in 'reply to point No.10' before the AO submitted all the details of unsecured loans taken during the year along with names of the parties, from whom loans taken, PAN Nos., address of the parties along with ITR acknowledgments, ledger accounts and bank statements, highlighting loan amounts taken.
20. We observe from the orders of the authorities below and relevant material available on record that the facts as demonstrated 11 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) by the Assessee are not in denial, to the effect that the Assessee has duly filed all the details with regard to the aforesaid 13 parties before the AO, such as PANs, ITR acknowledgments, ledger accounts and bank statements highlight the loan amount taken and by producing the list of 26 names, also provided their addresses, PAN nos. and AO's jurisdiction and amounts taken, as well. .

Thus, by considering the aforesaid peculiar facts and circumstances, the Ld. Commissioner though deleted the addition of Rs. 1,63,44,000/-, however, affirmed the addition of Rs. 2,50,000/- each, respectively in the cases of Bharat Mandalia and Chirag Vinodraj Mehta, which we will deal later in Assessee's appeal.

We also by independently verifying the aforesaid facts and circumstances, and documents, found that the decision of the Ld. Commissioner in deleting the addition under consideration, is not only based on the relevant documents submitted by the Assessee in order to discharge its prima facie onus casted u/sec. 68 of the Act, but also based on the independent verification by himself on the factual aspects and on the logical reasoning and material available on record and thorough examination of the details and documents, specifically, to the effect that the Assessee had duly provided the details of 13 parties by producing the details such as, ledger accounts, confirmation accounts, ITR acknowledgments and bank statements etc. Thus, the decision of the Ld. Commissioner in deletion of addition of Rs. 1,63,44,000/- in our considered view is correct and logical based on documents and plausible reasonings and therefore the same is sustained.

21. We further observe that AO also made the addition of Rs. 21,48,20,650/- mainly on the reason that the notices u/sec. 133(6) of the Act, sent to the following parties namely (i) Pilot Constructions Pvt. Ltd. (Rs. 7,00,00,000) and (ii) Mumbadevi 12 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) Bullion (Rs. 14,48,20,650) returned unserved with the postal remarks 'left/ not known', which resulted into making the addition of Rs. 21,48,20,650/- by the AO.

22. The Assessee before the Ld. Commissioner, in respect of the aforesaid addition, more or less has claimed as under: -

"4.7.1 In the appeal submission, the appellant in this regard submits that they have discharged the onus to the extent of establishing the genuineness of the transaction by filing necessary evidence. Hence no addition can be made u/s 68 of the Act. The appellant also relied on two case laws viz., CIT vs HLT Finance Pvt. Ltd. (2011) 12 Taxmann 247 (Delhi) and CIT vs Victor Electrodes Ltd. (2012) 20 Taxmann.com 680 (Delhi). In the former it was held that no adverse inference can be drawn only because the creditor/subscriber fails or neglects to respond to the notice u/s 133 (6) and in the latter it was held that non- production of parties cannot be held as a ground for making addition, when the appellant has produced corroborative evidence in support of the claim.
4.7.2 The cardinal reason for addition by the AO here is notices u/s 133 (6) returning unserved. And it is also a fact that the appellant has furnished necessary details before the AO which he says not acceptable (no reason/justification mentioned, no deficiencies pointed out for the same in the assessment order). The AO did not appear to have made any further efforts nor made any relevant enquiries for ascertaining/verifying the identity of the parties, genuineness of the transactions and their creditworthiness. Instead, summarily made the impugned addition without discrediting the submissions of the appellant that they have discharged their duties and explained the source and nature of the transactions as envisaged in section 68 of the Act.
4.7.3 In the case of these two parties, identity stands proved as the appellant has furnished details as Name, Address, PAN and corresponding AO Jurisdiction etc. The nature of transaction also proved as loan (unsecured) as mentioned to in Note 4 of the audited accounts under the head "Unsecured (b) From Other Company".

Impugned loans have been received through banking channel on various dates and the same has been duly accounted in the books of the appellant and hence the source is also explained. The appellant has also furnished confirmations from these two parties. Further the creditworthiness of these two parties have not been doubted.

For the instant AY i.e., AY 2012-13, applicable provisions of section 68 require the appellant to explain satisfactorily the nature and source of the credits in the books. In my opinion, the appellant has explained the nature and source with supporting documentary evidence. It is only from FY 2013-14, legal mandate for enquiring into the source of source of credits is introduced in the Act (vide Finance Act, 2012 w.e.f. 01.04.2013). Therefore, for the AY in question the appellant not legally 13 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) bound to explain the source of the source. Lack of statutory provision mandate ties the hands of the IT authority from making enquiries on the same."

23. The Ld. Commissioner thoroughly considered the aforesaid submissions of the Assessee and examined the details filed, and ultimately came to a conclusion that Assessee has explained the nature and source of transactions with supporting documentary evidence and legal mandate for enquiring into the source of credits as introduced in the Act vide Finance Act, 2012 w.e.f. 01/04/2013 applicable from FY 2013-14 onwards, therefore, for the assessment year in question, the Assessee is not legally bound to explain the source of source . Lack of statutory provision mandate, ties hands of the Income Tax authorities for making enquiries on the same. Further, mere return of notices u/s 133(6) of the Act sent, as unserved, cannot be a reason for making addition, where the Assessee has discharged its legal obligation explaining the nature and source of the impugned credits in the books. From the details and documents furnished by the Assessee, the identity, genuineness and creditworthiness of the two persons have been established satisfactorily. And therefore, in view thereof, the Ld. Commissioner, ultimately deleted the addition of Rs. 21,48,20,650/-.

24. The Ld. DR, therefore being aggrieved has claimed that admittedly the notices sent to the aforesaid parties were returned/unserved and, therefore, genuineness of the transactions of Rs. 21,48,20,650/- is in doubt, as mere furnishing the documents, are not sufficient to establish the genuineness.

25. On the contrary, learned counsel for the Assessee submitted that for making addition u/sec. 68 of the Act, non-serving notices u/sec. 133(6) of the Act, is not an exclusive criterion, but in fact, other factors also required to be seen. Admittedly, in this case, the 14 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) Assessee has duly filed the relevant details/documents, such as, PAN nos., AO's jurisdiction, copy of ledger accounts, copy of loan confirmations, copy of bank statements highlighting the amount of loan taken and copy of ITR acknowledgments along with annual financial statements of the Assessee and the parties, and therefore, Assessee has duly discharged its prima-facie onus casted u/sec. 68 of the Act. Learned Counsel further relied on the judgment of the Hon'ble Delhi Tribunal specifically in the case of CIT vs. HLT Finance Pvt. Ltd. [2011] 12 Taxmann 247 (Del.Trib.), wherein it has been held that Department would not be justified in drawing an adverse inference, only because the creditor/subscriber, fails or neglects to respond to its notices u/sec. 133(6) of the Act.

26. We have given thoughtful consideration to the peculiar facts and circumstances and determinations made by the authorities below and rival contentions raised by the parties. We observe that the Assessee by furnishing the relevant documents, has duly discharged its prima-facie onus casted u/sec. 68 of the Act. The Assessee by producing PAN nos. and ITR acknowledgments, has duly proved the identity of the parties. Further, by producing ledger account, loan confirmations and bank statements highlighting the amount of loans taken and copy of ITRs along with annual financial statements of the Assessee as well as lenders/creditors, demonstrated and/or established the genuineness of the transactions and the creditworthiness of the parties. Admittedly, in the assessment year under consideration, the Assessee was not supposed to establish the source of source, as has rightly been held by the Ld. Commissioner, as the amendment in the provision of section 68 of the Act, came into effect from 01/04/2013 and made applicable from A.Y. 2013-14 onwards as per Finance Act, 2012, and therefore the same is not to be applied for previous years.

15 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.) 26.1 The decision of ld. Commissioner in holding so that proviso to the section 68 of the Act introduced vide Finance Act, 2012 has to be made applicable w.e.f 01/04/2013 and from A.Y. 2013-14 onwards, as affirmed by us, is fortified with the judgment of Hon'ble Jurisdictional High Court in the case of CIT vs. Gagandeep Infrastructure (P.) Ltd. [2017] 80 taxmann.com 272 (Bom.) wherein the Hon'ble high Court has also dealt with the amendment brought in section 68 of the Act by Finance Act, 2012 w.e.f. 01/04/2013 and clearly held that the provisions introduced by the Finance Act 2012 would be effective from 1st April, 2013 and Assessment Year 2013-14 onwards. The Parliament did not introduce proviso to Section 68 of the Act, with retrospective effect, nor does the proviso so introduced states that it was introduced "for removal of doubts" or that it is "declaratory". For brevity and ready reference, the conclusion drawn by the Hon'ble High Court is reproduced herein below: -

"(e) We find that the proviso to section 68 of the Act has been introduced by the Finance Act 2012 with effect from 1st April, 2013.

Thus it would be effective only from the Assessment Year 2013-14 onwards and not for the subject Assessment Year. In fact, before the Tribunal, it was not even the case of the Revenue that Section 68 of the Act as in force during the subject years has to be read/understood as though the proviso added subsequently effective only from 1st April, 2013 was its normal meaning. The Parliament did not introduce to proviso to Section 68 of the Act with retrospective effect nor does the proviso so introduced states that it was introduced "for removal of doubts" or that it is "declaratory". Therefore, it is not open to give it retrospective effect, by proceeding on the basis that the addition of the proviso to Section 68 of the Act is immaterial and does not change the interpretation of Section 68 of the Act both before and after the adding of the proviso. In any view of the matter the three essential tests while confirming the pre-proviso Section 68 of the Act laid down by the Courts namely the genuineness of the transaction, identity and the capacity of the investor have all been examined by the impugned order of the Tribunal and on facts it was found satisfied. Further it was a submission on behalf of the Revenue that such large amount of share premium gives rise to suspicion on the genuineness (identity) of the shareholders i.e. they are bogus. The Apex Court in Lovely Exports (P.) Ltd. (supra) in the context to the pre- amended Section 68 of the Act has held that where the Revenue 16 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) urges that the amount of share application money has been received from bogus shareholders then it is for the Income Tax Officer to proceed by reopening the assessment of such shareholders and assessing them to tax in accordance with law. It does not entitle the Revenue to add the same to the assessee's income as unexplained cash credit.

(f) In the above circumstances and particularly in view of the concurrent finding of fact arrived at by the CIT(A) and the Tribunal, the proposed question of law does not give rise to any substantial question of law. Thus not entertained."

27. We observe that with regard to this issue, whether non- serving the notices u/sec. 133(6) of the Act, would entail making the addition u/sec. 68 of the Act or not, there is plenty of judgments and thus for brevity and ready reference, we are quoting few, which are as under:

27.1 The Hon'ble Apex Court in the case of Commissioner of Income Tax, Odisha Vs. Odisha Corporation Pvt. Ltd. (1986) 159 ITR 79 (SC) has also dealt with an identical issue, wherein the Revenue apart from issuing the notices u/s 131 to the creditors, did not pursue the matter further and therefore the Hon'ble Apex Court affirmed the decision of the Hon'ble High Court in affirming the conclusion of the Tribunal to the effect that the Assessee had discharged the burden that lay on it, by observing and holding as under:
"That in this case the respondent had given the names and addresses of the alleged creditors. It was in the knowledge of the Revenue that the said creditors were income-tax assessees. Their index numbers were in the file of the Revenue. The Revenue, apart from issuing notices under section 131 at the instance of the respondent, did not pursue the matter further. The Revenue did not examine the source of income of the said alleged creditors to find out whether they were creditworthy. There was no effort made to pursue the so-called alleged creditors. In those circumstances, the respondent could not do anything further. In the premises, if the Tribunal came to the conclusion that the respondent had discharged the burden that lay on it, then it could not be said that such a conclusion was unreasonable or perverse or based on no evidence. If the conclusion was based on some evidence on which a conclusion could be arrived at, no 17 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) question of law as such arose. The High Court was right in refusing to refer the question sought for."

27.2 Further, the Hon'ble Jurisdictional High Court in the case of Orchid Industries Pvt. Ltd. (2017) 88 taxmann.com 502 also dealt with the identical situation, wherein the Hon'ble High Court considered the fact that only because the creditors had not appeared before the AO, would not negate the case of the Assessee, who had produced the entire records regarding the issuance of shares i.e. allotment of shares to the parties, their share application forms, allotment letters and share certificate, so also the books of account and the balance sheet and profit & loss account of these persons discloses that these persons had sufficient funds in their accounts for investing in the shares of the Assessee. For brevity and ready reference, the conclusion drawn by the Hon'ble High Court is reproduced herein below:

"6. The Tribunal has considered that the Assessee has produced on record the documents to establish the genuineness of the party such as PAN of all the creditors along with the confirmation, their bank statements showing payment of share application money. It was also observed by the Tribunal that the Assessee has also produced the entire record regarding issuance of shares ie. allotment of shares to these parties, their share application forms, allotment letters and share certificates, so also the books of account. The balance sheet and profit and loss account of these persons discloses that these persons had sufficient funds in their accounts for investing in the shares of the Assessee. In view of these voluminous documentary evidence, only because those persons had not appeared before the Assessing Officer would not negate the case of the Assessee. The judgment in case of Gagandeep Infrastructure (P.) Ltd. (supra) would be applicable in the facts and circumstances of the present case.
7. Considering the above, no substantial question of law arises. The appeal stands dismissed. However, there is no order as to costs."

27.3 Further, the Hon'ble Jurisdictional High Court in the case of Creative World Telefilm Ltd. (2011) 15 taxmann.com 183 also dealt 18 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) with the identical issue, wherein the summons sent to the creditors were ultimately returned back with an endorsement "not traceable", whereas the Assessee by filing relevant document discharged its onus casted and the Hon'ble High Court in that eventuality affirmed the decision of the Tribunal in deleting the addition by following the judgment of Hon'ble Apex Court in the case of CIT Vs. Lovely Exports Ltd. (2008) 216 CTR 195 (SC).

27.4 We further observe that Hon'ble Delhi High Court in the case of Commissioner of Income Tax Vs Dwarikadish Investement (P) Ltd. {(2010) 194 Taxman 43(Delhi} as well, has also dealt with identical situation, wherein creditors/share applicants could not be found at the address given, and therefore the Hon'ble High Court has held that it would not give the Revenue the right to invoke section 68. One must not lose sight of the fact that it is the Revenue, which has all the power and wherewithal to trace a person. For brevity and ready reference, the conclusion drawn by Hon'ble High Court is reproduced herein below:

"8. In any matter, the onus of proof is not a static one. Though in section 68 proceedings, the initial burden of proof lies on the assessee yet once he proves the identity of the creditors/share applicants by either furnishing their PAN number or Income-tax assessment number and shows the genuineness of transaction by showing money in his books either by account payee cheque or by draft or by any other mode, then the onus of proof would shift to the revenue. Just because the creditors/share applicants could not be found at the address given, it would not give the revenue the right to invoke section 68. One must not lose sight of the fact that it is the revenue which has all the power and wherewithal to trace an person. Moreover, it is settled law that the assessee need not to prove the 'source of source".

28. Coming to the instant case again, we observe that the AO and the Ld. DR in this case, stressed upon the facts that notices sent to two parties namely (i) Pilot Constructions Pvt. Ltd. (Rs. 7,00,00,000) and (ii) Mumbadevi Bullion (Rs. 14,48,20,650) returned unserved with the postal remarks 'left/ not known' and therefore, genuineness of the transactions of Rs. 21,48,20,650/-

19 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.) is in doubt, as mere furnishing the documents, are not sufficient to establish the genuineness and hence the addition is warranted. Whereas from the aforesaid judgments, it has become clear that the Revenue apart from issuing the notices u/s 133(6) or 131 of the Act, is supposed to pursue the matter further. Only because the creditors had not appeared before the AO, would not negate the case of the Assessee, who had produced the entire records. Simply returning of summons sent to the creditors with an endorsement 'left/ not known' would not entail making the additions, where the Assessee by filing relevant document, has specifically discharged its onus casted u/s 68 of the Act.

28.1 We observe that even summons u/s 131 of the Act at the address given were issued after a considerable long time and it cannot be ruled out that the companies may have changed their addresses and thus, non-serving the summons at the address given cannot be fatal and therefore would not ipso-facto entail making the addition, specifically in view of decision of Hon'ble Delhi High Court to the effect "that just because the creditors/share applicants could not be found at the address given, it would not give the revenue the right to invoke section 68. One must not lose sight of the fact that it is the Revenue which has all the power and wherewithal to trace a person".

Thus, on the aforesaid analyzations, we are of the considered view that the addition made by the AO, simply on the reason that notices sent to the 02 lenders/creditors were returned back unserved with the postal remarks 'left/not known', without taking any further action and making enquiry despite of having all the power and wherewithal to trace a person and therefore the addition of Rs. 21,48,20,650/-is unsustainable and thus has rightly been deleted by the Ld. Commissioner and therefore the decision of the Ld. Commissioner in deleting the addition of Rs. 21,48,20,650/-, does not require any interference, hence the same is upheld.

20 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.)

29. Coming to another addition Rs.11,98,26,308/- made by the AO, qua loans from following 12 parties: -

              Sr. No.    Name of the party                 Amount (in Rs.)
                   1     Aksha Realty Ltd.                                     47,308
                   2     B. Chandan                                         11,00,000
                   3     Dev Jewels                                      10,26,85,000
                   4     Dinesh Parmar                                      10,00,000
                   5     Girdhai Jain Sanghvi                               23,44,000
                   6     G.J. Jalshinghani                                  10,00,000
                   7     Javed Raza Shroff                                  55,00,000
                   8     Kalawati P. Kothari                                21,00,000
                   9     Mukesh Mehta                                        5,00,000
                  10     Sancheti and Sons                                   2,50,000
                  11     Satish Goyal (HUF)                                 15,00,000
                  12     Lalit Mehta and Associates                         18,00,000
                                      Total                             11,98,26,308


29.1 The AO observed that in response, the Assessee vide letter dated 20/03/2015 filed loan confirmations of unsecured loan, however, same were not supported by copy of ledger account, copy of return of income of the said parties, balance sheets, profit and loss account etc. In absence of these supporting documents, genuineness and creditworthiness of the parties could not be verified. Further, inspite of several opportunities offered to the Assessee, neither any of the supporting nor any cogent explanation for the aforesaid parties, have been filed by the Assessee. Thus, the AO on the aforesaid reasons, made the addition of Rs. 11,98,26,308/- accordingly.

30. The Assessee, before the Ld. Commissioner, on the contrary, claimed that during the course of assessment proceedings, the Assessee has duly submitted the following documents: -

i. Details of unsecured loan taken along with relevant page of the balance sheet ii. details of the parties from whom laons are taken i.e. name, address, PAN and jurisdiction of the AO.
       iii.      Copy of the ledger accounts
       iv.       Copy of loan confirmations
       v.        Copy of bank statements highlighting amounts of loan taken
       vi.       Copy of the income tax return along with annual financial statement of
                 Assessee
                                      21                  ITA Nos.1409 & 1837/MUM/2024
                                                             (KBJ Developers Pvt. Ltd.)



30.1 The Assessee has also claimed that it has been able to discharge its prima-facie burden/onus casted with reference to the genuineness of the transaction by filing necessary evidences, but still the AO made the addition, without applying his mind to the aforesaid documents.
31. We observe from the impugned order that the Ld. Commissioner thoroughly examined the issue, as well as list of 26 persons submitted by the Assessee and thus categorically held that in all these 12 cases, the Assessee has filed confirmations from the parties concerned and all these transactions are routed through banking channel, which are duly reflected in the books, therefore, the genuineness of the transactions also stands established, except in cases persons namely, Mr. B. Chandan, who has given Rs. 11.00 lac as unsecured loan and Mr. Girdhai Jain Sanghvi, who has given Rs. 23.44 Lac and Mr. G.J. Jaisanghani, who has given Rs. 10.00 Lac.
32. We have given thoughtful consideration to the peculiar facts and circumstances, again in respect of addition of Rs.

11,98,26,308/- and observe that the Assessee in order to discharge its prima-facie onus, has submitted all the relevant details and documents and thus satisfied the conditions enshrined in section 68 of the Act and therefore, Ld. Commissioner by thoroughly examining the same deleted the addition made on account of 10 parties, except 02 parties, which we will deal later in Assessee's appeal. In our considered view, the decision of the Ld. Commissioner in deletion of addition qua 10 parties is not only based on the documents itself, but in fact the same is based on the independent verifications, analyzations and findings arrived at and therefore, the decision of the Ld. Commissioner in deleting the addition, does not require any interference. Thus, the decision of the Ld. Commissioner on this aspect, is hereby upheld.

22 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.)

33. Coming to ultimate finding of the AO in respect of addition of Rs. 35,14,90,958/- in total, treating as unexplained cash credit taxable u/sec. 68 of the Act. We observe that AO ultimately held that when the Assessee receives any loans, primary onus is on the Assessee to establish the genuineness of the same, but in the instant case, Assessee has not even been able to file confirmations from the parties, which have lent loan and therefore, the amount of Rs. 35,14,90,958/- is held to be unexplained cash credit, taxable u/sec. 68 of the Act.

34. The aforesaid finding of the AO, appears to be contrary to the documents submitted by the Assessee, such as, details of unsecured loans taken along with relevant pages of balance sheets, details of the parties from whom loans were taken i.e. name, address, PANs and jurisdiction of the AOs, copy of ledger accounts, copy of loan confirmations, copy of bank statements highlighting amounts of loan taken and copy of ITRs along with annual financial statements of the Assessee and lenders and copy of acknowledgment of detailed submissions filed by the Assessee before the AO. These facts were also duly examined by the Ld. Commissioner independently and, therefore, on examining, the Ld. Commissioner held that provisions of section 68 of the Act, will not be attached. The Ld. Commissioner further observed that the amended provisions of section 68 as introduced by Finance Act 2012, came into effect from 01/04/2013 and, therefore, those provisions are effectively from FY 2013-14 onwards and not for the instant assessment year, which is A.Y. 2012-13.

35. We further observe that the Hon'ble Apex Court in the case of Lovely Exports 317 ITR 218, which is a landmark and celebrated judgment, on the issue qua share application money added u/s 68 of the Act, which is parimateria to the addition made qua loan u/s 68 of the Act, where the Hon'ble Apex Court has clearly laid down "

23 ITA Nos.1409 & 1837/MUM/2024
(KBJ Developers Pvt. Ltd.) that if share application money is received by the Assessee company from alleged bogus shareholders, whose names are given to the AO, then the Department is free to proceed to reopen their individual assessments in accordance with law, but the share money cannot be regarded as undisclosed income u/sec. 68 of the Act".

35.1 The Hon'ble Apex Court in the case of Orissa Corporation (P.) Ltd. (supra) has also held as under: -

"13................................., if the Tribunal came to the conclusion that the assessee has discharged the burden that lay on him then it could not be said that such a conclusion was unreasonable or perverse or based on no evidence. If the conclusion is based on some evidence on which a conclusion could be arrived at, no question of law as such arises."

35.2 The Hon'ble Jurisdictional High Court in the case of Gaurav Triyugi Singh Vs. Income Tax Officer-24(3)(1), Mumbai [2020] 423 ITR 531 (Bombay) has also categorically held as under:

"From a reading of section 68, as extracted above, it is seen that if an amount is credited in the books of an Assessee maintained from any previous year and the Assessee offers no explanation about the nature and source thereof or the explanation offered by him is not, in the opinion of the Assessing Officer, satisfactory, the sum so credited may be charged to income tax, as the income of the Assessee of the relevant previous year. Section 68 of the Act has received considerable attention of the courts. It has been held that it is necessary for an Assessee to prove prima facie the transaction which results in a cash credit in his books of account. Such proof would include proof of identity of the creditor, capacity of such creditor to advance the money and lastly, genuineness of the transaction. Thus, in order to establish receipt of credit in cash, as per requirement of section 68, the Assessee has to explain or satisfy three conditions, namely :

(i) identity of the creditor;
(ii) genuineness of the transaction; and
(iii) credit-worthiness of the creditor".

35.3 The Hon'ble Jurisdictional High Court in the case of Principal Commissioner of Income tax Vs. Veedhata Tower Pvt. Ltd. (2018) 403 ITR as well, has also categorically held as under:

24 ITA Nos.1409 & 1837/MUM/2024
(KBJ Developers Pvt. Ltd.) "That the Assessee is only required to explain the source of the credit. There is no requirement under the law to explain the source of the source. In the instant case, there is no dispute as to the identity of the creditor. There is also no dispute about the genuineness of the transaction. That apart, the creditor has explained as to how the credit was given to the Assessee. Thus Assessee had discharged the onus which was on him as per the requirement of section 68 of the Act".
35.4 We reiterate as observed above that the Hon'ble Jurisdictional High Court in the case of CIT vs. Gagandeep Infrastructure (P.) Ltd. (supra) has also held that the provisions introduced by the Finance Act 2012 are with effect from 1st April, 2013. Thus, it would be effective only from the Assessment Year 2013-14 onwards. The Parliament did not introduce proviso Section 68 of the Act with retrospective effect, nor does the proviso so introduced states that it was introduced "for removal of doubts" or that it is "declaratory".
35.3 The Jurisdictional High Court in the case of PCIT v. Veedhata Towers (P.) Ltd. [2018] 403 ITR 415 (Bom.) has also considered the ingredients of section 68 of the Act as applicable prior to AY 2013-14 and held that the Assessee is only required to explain the source of credit. There is no requirement under law to explain the source of source.
35.4 Even otherwise a bare reading of section 68, would make it clear that if any sum is found credited in the books of an assessee maintained from any previous year, and the Assessee offers no explanation about the nature and source thereof or the explanation offered by him is not, in the opinion of the Assessing Officer, satisfactory, then the sum so credited may be charged to income-

tax, as the income of the assessee of the relevant previous year. Thus, it is necessary for an Assessee to prove the prima facie transaction, which resulted into a cash credit in his books of account. Such proof would include, proof of identity of the creditor, 25 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) capacity of such creditor to advance the money and lastly, genuineness of the transaction. Thus, in order to establish receipt of credit in cash, we reiterate that as per requirement of section 68, the Assessee has to explain or satisfy three conditions, namely: (i) identity of the creditor; (ii) genuineness of the transaction; and (iii) credit-worthiness of the creditor, which the Assessee in this case has duly satisfied by providing relevant details and documents and consequently discharged its onus cases u/s 68 of the Act and therefore the addition made by AO u/s 68 of the Act, has rightly been deleted by the Ld. Commissioner.

35.5 Thus, on the aforesaid analyzations, the contentions raised by the Ld. DR to the effects "that onus to prove the ingredients of section 68 i.e. identity, creditworthiness and genuineness lies on the Assessee and in this case the onus casted has not been discharged. There was also discrepancy in the submission of the Assessee, such as, mismatch in the figures submitted by the Assessee, which resulted into making the addition of Rs. 1,30,40,000/-. Further, notices issued u/sec. 133(6) of the Act were returned by the postal authorities with remarks 'left/not known'. Further, incomplete or unverifiable confirmation were submitted by the Assessee from all lenders. Thus, the AO has rightly made addition of Rs. 35,82,84,958/- u/sec. 68 of the Act, which is required to be restored completely", are untenable and thus rejected.

35.6 We reiterate again that the Assessee has been able to discharge its prima-facie onus casted u/sec. 68 of the Act by producing the relevant documents on record and therefore, we are of the considered view that this addition u/sec. 68 under challenge should not have been made by the AO and thus rightly been deleted by the Ld. Commissioner and the decision of the Ld. Commissioner in deleting the addition of Rs. 34,65,46,958/- {out of addition of 26 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) Rs. 35,14,90,958/-} u/s 68 of the Act, which is under consideration, is upheld.

35.7 Resultantly, grounds no 2 & 3 raised by the Revenue stands dismissed.

36. Now, coming to the another addition of Rs. 1,92,86,000/- made by the AO in the hands of the Assessee, mainly on the reason that on perusal of the AIR information, it was noticed that the Assessee has sold a property at Plot No. 564, sub-urban, Scheme No.3, Chembur, Mumbai, having area of 418 sq.ft. In this regard, the Assessee before the Ld. Commissioner has claimed that during the assessment year, Assessee has submitted the following documents: -

"1. Copy of purchase agreement dated 10.11.2008.
2. Copy of ledger account with bank statement highlighting amount of payment made against the purchase of property.
3. Copy of relevant page of Balance Sheet as 31.03.2009, 2010 and 2011.
4. Copy of sale agreement dated 25.05.2011.
5. Copy of ledger account along with bank statement highlighting amount of payment received on account of sale of property.
6. Copy of relevant page of Balance Sheet as on 31.03.2012 along with summary of inventory."

37. The Assessee further claimed that the property was purchased on a consideration of Rs. 51.00 Lac on 10/11/2008 and sold the same for a consideration of Rs. 54.00 Lac on 02/05/2011. Further perusing the audited books of account for the A.Ys . 2010-11 to 2012-13 and summary of stock, it can be observed that Assessee has recorded the said property in the audited books of accounts as 'inventory' and has also considered the receipt of payment, as recorded in the books of accounts, while filing return of income, as per the provisions of the Act and, therefore, the action of the AO, is without application of mind and consequently the addition of Rs. 1,92,86,000/- is liable to be deleted.

27 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.)

38. We observe that Ld. Commissioner by thoroughly examining the issue under consideration and the relevant documents filed by the Assessee deleted the said addition by observing and holding as under:

"That from the documents available on record, it is seen that actual sale consideration received by the Assessee on the said property is of Rs. 54.00 Lac, as is evident from the bank statement and also from the sale deed. Further, stamp duty was paid by the purchaser for Rs. 1,38,86,000/- and therefore, the differential amount between the stamp duty valuation and the actual sale consideration received, possesses the potential of assuming the nature of 'income from other sources' u/sec. 56(2)(x)(b)(B) of the Act, but that enabling provision in the Act has been introduced only w.e.f. 01/04/2017, whereas the relevant assessment year under consideration is A.Y. 2012-13 and the same cannot be applied here. Any such effort, in doing so would be without the authority of law. Further from the records, it is seen that actual amount received by the Assessee as sale consideration is only Rs. 54.00 Lac, which has duly been accounted for in the books. The amount of Rs. 1,38,86,000/- would also be contestable, if the stamp duty value of purchase and other related expenses are taken into account. However, the profit arising from the transfer of the said property of Rs. 3.00 Lac (Rs. 54.00 Lac - Rs. 51.00 Lac) being the stock in trade of the Assessee, has not been offered for taxation as income from business (revenue from operations). Such revenue is shown in the profit and loss account as 0.00 for the current A.Y. under the head 'other income'. Further, vide note no. 19 of the audited accounts also, no such income is offered (even if offered, it may not be under the right head), hence, the addition of Rs. 1,89,86,000/- hereby deleted and the addition of Rs. 3.00 Lac is sustained".

36. Thus, the Revenue being aggrieved through ld. DR has claimed that the aforesaid addition was made by the AO on the basis of documents and third party evidence. The said transaction of sale of land was not reflected in the Assessee's return of income or audited accounts at the time of scrutiny. Only based on the enquiry, the Assessee admitted the transactions, which appears to be an afterthought and, therefore the findings in the assessment 28 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) order, may kindly be upheld, by allowing appeal of the Revenue Department

40. On the contrary learned Counsel for the Assessee refuted the claim made by the Ld. DR by submitting that the Assessee has duly filed the documents and also demonstrated that it has shown the consideration of Rs. 54.00 Lac in the audited books of accounts and, therefore, it cannot be said that the Assessee has not offered the said amount for taxation.

41. We have considered the determinations made by the Authorities below and rival claims of the parties on the issue under consideration and given thoughtful consideration to the peculiar facts and circumstances of the case. Admittedly, the Assessee before the Authorities Below as well as before us, has duly filed aforesaid documents, which are sufficient to establish the genuineness of the claim. Further, the Assessee by producing the relevant pages of balance sheets, as on 31/3/2009, 31/03/2010, 31/03/2011 & 31/03/2012 along with summary of "inventory" and "sale of stock", has duly demonstrated that it has duly disclosed the amount of consideration received by it. It is also a fact that Ld. Commissioner thoroughly examined the documents as well as facts independently by applying his independent mind and even otherwise, upheld the addition to the extent of Rs. 3.00 Lac by considering the peculiar facts and circumstances and observing that though differential amount between the stamp duty valuation and actual sale consideration received, is liable to be taxed, as per provisions of section 56(2)(x)(b)(B) of the Act, however, enabling provision in the Act has been introduced only w.e.f. 01/04/2017, whereas the relevant assessment year herein is A.Y. 2012-13, therefore the same cannot be applied here.

29 ITA Nos.1409 & 1837/MUM/2024

(KBJ Developers Pvt. Ltd.) 41.1 Thus, on the aforesaid analyzations, we are unable to find out any defect and/or discrepancy in the finding of the Ld. Commissioner in deleting the addition in hand. Consequently, the decision of Ld. Commissioner on the issue consideration is upheld.

41.2 Resultantly, ground no. 4 challenging the decision of Ld. Commissioner, deleting the addition made on account of disallowance of 1,92,86,000/- on sale of sale of property, is also dismissed.

ASSESSEE'S APPEAL

42. Now, coming to the appeal filed by the Assessee, we observe that Assessee is aggrieved against the decision of the Ld. Commissioner affirming the following additions:

(i) Rs. 2,50,000/- in case of Mr. Bharat Mandalia ;
(ii) Rs. 2,50,000/- in the case of Mr. Bharati B Mehta (correct name is Chirag Vinodraj Mehta) ;
(iii) Rs. 11,00,000/- in respect of loan received from B. Chandan and
(iv) Rs., 33,44,000/- received from Girdhar Jaisinghani.

43. We will deal with the additions affirmed by the Ld. Commissioner, one by one.

44. Coming to the 1st addition of Rs. 2,50,000/- with regard to Mr. Bharat Mandalia, we observe that the Ld. Commissioner affirmed the said addition mainly on the reason that in the bank account statement (A/c. No. 319801010039108) submitted by the Assessee, there is no such amount is found credited on that date and not even in the nearby dates. Though there is confirmation 30 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) from the said party but still creditworthiness of the party is not proved, therefore, the same cannot be allowed.

45. Learned counsel for the Assessee drew our attention to the documents filed in the paper book, such as, ledger account of the Assessee and confirmation of Mr. Bharat Mandalia with regard to receipt of Rs. 2,50,000/- on 22/03/2012. Further, the Assessee also drawn attention of this Court to ITR acknowledgment of Mr.Bharat Mandalia, as well as bank statement of Union Bank of India, wherein the entry of Rs. 2,50,000/- is depicting on 27/03/2012 vide instrument No. 945604, MICR outward clearing. Further in the chart containing the details/summary of unsecure loans, the Assessee has specifically mentioned about the documentary evidences filed i.e. ledger account, confirmation account, ITR acknowledgment and bank statement and therefore, addition as confirmed by the Ld. Commissioner, is un-sustainable. However, we observe from the bank statement of Union Bank of India, that though a credit entry of Rs. 2,50,000/- through instrument vide instrument No. 945604, MICR outward clearing dated 27/03/2012 is appearing, however the balance amount as on 27/03/2012 after credit entry, is still depicting low, in comparison to previous date, thus this fact requires verification by the Jurisdictional Assessing Officer. Hence on the aforesaid reasons, the Jurisdictional AO is directed to delete the addition, after verifying the credit entry of Rs. 2,50,000/- from Bank statements etc..

46. Coming to the addition of Rs. 2,50,000/- in respect of Mr. Bharati B Mehta (correct name Chirag Vinodraj Mehta), Ld. Commissioner affirmed the addition made by the AO mainly on the reason that in the bank statement of Union Bank of India (A/c No. 319801010039108) submitted by the Assessee, there is no such 31 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) amount is found credited on that date or nearby dates in the said account. Though, there is confirmation from the said party however creditworthiness of the parties is not proved, as from the ITR of the party, it is seen that the total income of the said person only Rs. 2,02,880/- for A.Y. 2012-13, therefore same cannot be allowed. The Assessee again drew our attention to the relevant documents placed at page Nos. 19 to 22 in the paper book, and demonstrated that ledger account depicting the amount of Rs. 2,50,000/- received from Mr. Bharati B Mehta (correct name Chirag Vinodraj Mehta). Further, from page No.20 demonstrated the confirmation which is also accepted by the Ld. Commissioner and, therefore, there is no controversy with regard to that. Further, from the bank statement of Union Bank of India, the Assessee has demonstrated the entry of Rs. 2,50,000/- through instrument No.689150, MICR outward clearing being, credited on dated 27/03/2012. Further, the Assessee by producing the ITR acknowledgment, has also demonstrated the active status of Mr. Bharati B Mehta (correct name Chirag Vinodraj Mehta) and, therefore, in our considered view the Assessee has duly discharged its onus casted u/sec. 68 of the Act. Even otherwise, simply on the reason that investor has low income as compared to investment made, is no ground for making the addition u/s 68 of the Act as there is no requirement under the law that Investor has to make the investment out of income only. For the purpose of section 68 of the Act, what is relevant is the source of credit. The investor may have many sources for making the investment viz. loans, his owned accumulated funds and income etc. Further investor may have non-taxable income but still can give meager amount of Rs. 2,50,000/- as involved in this case. Thus, simply on the basis of low return of income, the genuineness of the loan transaction and/or creditworthiness of the creditor, cannot be doubted. And therefore, addition as affirmed by the Ld. Commissioner, is un-sustainable, however, we observe from the 32 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) bank statement of Union Bank of India, there appears a credit entry of Rs. 2,50,000/- through instrument No.689150, MICR outward clearing dated 27/03/2012, however the balance amount as on 27/03/2012 after credit entry, is still depicting low in comparison to previous date, thus this fact requires verification by the Jurisdictional Assessing Officer. Hence on the aforesaid reasons, the Jurisdictional AO is directed to delete the addition, after verifying the credit entry of Rs. 2,50,000/- from Bank statements etc..

47. Coming to the 3rd addition of Rs. 11,00,000/- on account of unsecured loan taken from B. Chandan, we observe that Ld. Commissioner by holding that though the Assessee has furnished confirmation of bank proof, but creditworthiness of B. Chandan left unproved. We observe that the Assessee by submitting relevant documents i.e. page nos. 139 to 142, which are the ledger account of the Assessee, depicting receipt of Rs. 11,00,000/- from B. Chandan & Co, bank statement crediting the amount of Rs.11,00,000/- on dated 10/01/2012, ITR acknowledgment depicting PAN no., address and details of jurisdictional AO, has established the identity and creditworthiness of the lender party and genuineness of the said loan amount and therefore, in our considered view, the Assessee has duly discharged its onus casted u/sec. 68 of the Act. Thus, on this aspect as well, no addition is warranted and, therefore, the addition of Rs. 11,00,000/- on account of unsecured loan taken from B. Chandan, made by the AO and sustained by the Ld. Commissioner, is deleted.

48. Coming to the 4th addition of Rs. 33,44,000/-, we observe that in the assessment order, the AO mentioned the fact that Assessee has received Rs.23,44,000/- from Girdhai Jain Sanghvi and Rs. 10,00,000/- from G.J. Jalshinghani, and therefore he made the addition of Rs. 33,44,000/- mainly on the reason that 33 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) Assessee has failed to establish the genuineness of the same and also not able to file confirmation from the parties.

48.1 The Ld. Commissioner, by considering the aforesaid addition observed in the impugned order that there are no two parties/persons, but one person by name Girdhai Jain Sanghvi from whom the Assessee during the current assessment year, availed loan of Rs. 33,44,000/- as unsecured loan in total. The Assessee produced the confirmation from Girdhar Jaindrai Jaisinghani, ledger copy and bank account indicating the credit of these amounts, which were verified. However, from the ITR filed by Girdhar Jaindrai Jaisinghani for the instant assessment year, it is seen that he has shown gross receipt of Rs. 2,46,187/- and total income of Rs. 2,37,190/- after availing deduction of Rs. 10,000/- under Chapter VIA of the Act, in the ITR. The Ld. Commissioner by observing that how an individual having total income of Rs. 2,37,190/- had enough creditworthiness for lending Rs. 33,44,000/- to the Assessee, ultimately held that the lender had no visible or reasonable creditworthiness in that year and ultimately affirmed the addition of Rs. 33,44,000/-, as unsecured loan.

49. We have given thoughtful consideration to the peculiar facts and circumstances of the case and the documents available on record on the issue under consideration. Again perusing the chart/ summary containing unsecured loans, we observe that at serial No. 20, the name of this person is depicting as "Girdhai Jain Sanghvi"

and in respect of his loan entry, the ledger account, confirmation, ITR acknowledgment and bank statement, have duly been submitted before the authorities below and even otherwise, Ld. Commissioner verified the ledger copy and bank statement indicating the credit of entry of Rs. 23,44,000/- and Rs. 10,00,000/- (in total Rs. 33,44,000), but the Ld. Commissioner simply affirmed the addition mainly on the reason that person Girdhar Jaindrai 34 ITA Nos.1409 & 1837/MUM/2024 (KBJ Developers Pvt. Ltd.) Jaisinghani had no visible or reasonable creditworthiness, because of low return of income. As observed above that simply on the reason that investor has low income as compared to investment made, is no ground for making the addition u/s 68 of the Act as there is no requirement under the law that Investor has to make the investment out of income only. For the purpose of section 68 of the Act, what is relevant is the source of credit. The investor may have many sources for making the investment viz. loans, his owned accumulated funds and income etc. Thus, simply on the basis of low return of income, the genuineness of the loan transaction and/or creditworthiness of the creditor, cannot be doubted, specifically in a case where the Assessee has duly discharged its prima-facie onus casted u/sec. 68 of the Act.
49.1 As the Assessee before the Authorities below has duly filed the relevant details, such as PAN, details of the lender, jurisdiction of the AO and substantiated the amount of loan by producing the relevant documents, such as ledger account, confirmation from the lender and bank statement depicting the entry. Thus, the Assessee has duly discharged its liability/onus casted u/sec. 68 of the Act and, therefore, no addition u/sec. 68 of the Act, in any case would be sustainable, in view of the judgments of the Hon'ble Apex Court in the case of Commissioner of Income-tax Vs. Lovely Exports (P.) Ltd. (supra) wherein it has been held that once the Assessee discharged the burden casted u/sec. 68 of the Act, then the department can initiate action against the lenders, but cannot treat the amount of loan, as undisclosed income u/sec. 68 of the Act. And in the case of PCIT Vs. High-tech Residency Pvt. Ltd. (2018) 257 taxmann.com 335 (SC), wherein it has been held that where an Assessee company had discharged the onus of establishing identity, genuineness of transactions and creditworthiness of investors, then no addition can be made u/s 68 of the Act.
35 ITA Nos.1409 & 1837/MUM/2024
(KBJ Developers Pvt. Ltd.)

50. Resultantly, the appeal of the Assessee is allowed, subject to verification, as directed above in para no. 45 and 46.

51. In the result, appeal filed by the Revenue is dismissed and that of Assessee is allowed, subject to verification, as directed above in para no. 45 and 46.

Order pronounced in the open court on 30.10.2025.

                Sd/-                                Sd/-
       (PRABHASH SHANKAR)               (NARENDER KUMAR CHOUDHRY)
         ACCOUNTANT MEMBER                     JUDICIAL MEMBER



vr/-


Copy to: The Appellant
         The Respondent
         The CIT, Concerned, Mumbai.
         The DR, ITAT, Mumbai 'E' Bench


//True Copy//


                                                 By Order


                                            Dy./Assistant Registrar
                                                 ITAT, Mumbai.