Income Tax Appellate Tribunal - Pune
Sou. Jayashree Ulhas Bagul,, Pune vs Assistant Commissioner Of ... on 12 May, 2022
आयकर अपीऱीय अधिकरण "ए" न्यायपीठ पुणे में ।
IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, PUNE
BEFORE SHRI S.S.GODARA, JM
AND SHRI DR. DIPAK P. RIPOTE, AM
आयकर अपीऱ सं. / ITA No.757/PUN/2016
ननधधारण वषा / Assessment Year : 2004-05
Sou. Jayashree Ulhas Bagul,
12, Shivdarshan, Parvati,
Pune - 411 009
PAN : AAJPB8535B .......अपऩलधथी / Appellant
बनधम / V/s.
ACIT, Cen.Circle 2(1), Pune ......प्रत्यथी / Respondent
Assessee by : Mrs. Deepa Khare
Revenue by : Shri S. P. Walimbe
सपनवधई की तधरऩख / Date of Hearing : 21.04.2022
घोषणध की तधरऩख / Date of Pronouncement : 12.05.2022
आदे श / ORDER
PER S. S. GODARA, JM :
1. This assessee's appeal for A.Y. 2004-05 is directed against the CIT(A) - 12, Pune's order dated 21/01/2016 passed in case No. PN/CIT(A)-12/ACIT, Cen- Cir-2(1)/69/Tr.in/2009-10 involving proceeding u/s. 153(A) r.w.s.143(3) of the Income Tax Act, 1961 ; in short "the Act.
Heard both the parties. Case file perused.
2ITA No.757/PUN/2016
Sou. Jayashree U Bagul,
2. Coming to assessee's substantive grievance that both the lower authorities have erred in law and on facts in making undisclosed income addition of Rs.1,29,27,333/- in the course of assessment dated 29.12.2006 followed by the alleged further enhancement at Rs.1,54,49,724/- in the CIT(A)'s order, it emerges that there is hardly need for us to delve deeper in the relevant factual matrix. A perusal of the assessment order herein indicates this is an assessment framed u/s. 153(A) r.w.s.143(3) of Act. The search in question is dated 24.11.04. Both the learned representative took us to the Assessing Officer's detailed discussion in para 2 on page 3 of the assessment order indicating the assessee to have sold shares of M/s. Impulse Engineering Export Pvt. Ltd. to M/s Parth group represented by Shende family. There is further no dispute that the learned lower authorities had allegedly come across an MOU between the assessee/co-vendor alongwith Mrs. Sheetal Sanjay Nikam & Mrs. Surekha Sudhakar Jadhavar ( to the extent of 1/3 share each) for actual sale consideration of Rs.4,65,88,000/- i.e. her share coming to Rs.1,55,29,333/- than that declared to the extent to Rs.26 lacs only. It is the forgoing corresponding differential amount of Rs.1,29,29,333/- that has been treated as assessee's undisclosed income by the Assessing Officer after placing reliance of above stated MOU as well as the search statement(s) recorded u/s. 132(4) of the Act.
3. Mr. Walimbe vehemently argued that the impugned addition is very much based on the MOU found and seized as well as assessee's search statement indicating her to have received the on-money in issue of Rs.1,29,29,333/- as per the relevant case records. This MOU at page 16 onwards in the paper book rather suggests to the contrary wherein none of 3 ITA No.757/PUN/2016 Sou. Jayashree U Bagul, the parties had even affixed their signatures or thumb impression so as to constitute a valid agreement as per the Indian contract Act 1872. We fail to understand as to how such an unsigned document by concerned parties could be treated as a binding agreement in absence of signatures or thumb impressions creating any right or liability in either's favour.
4. Learned DR at this stage placed reliance on the lower authorities action even offering cross-examination and opportunities to the taxpayer. We refer to CBDT's twin circulars dated 10.03.03 and 10.12.2014 that mere search statements, in the nature of admissions and confessions, do not carry any significance in absence of supportive material which nowhere exists in the instant case. We therefore reject revenue's arguments placing reliance on CIT(A) elaborated discussion for these precise reasons to delete the impugned undisclosed income addition of Rs.1,29,29,333/- as well as the enhanced component (supra) in issue before us. Ordered accordingly.
5. This assessee's appeal is allowed in above terms.
Order pronounced in the Open Court on this 12th day of May, 2022.
Sd/- Sd/-
(DR.DIPAK P.RIPOTE) (S.S. GODARA)
लेखध सदस्य/ ACCOUNTANT MEMBER न्यधनयक सदस्य/JUDICIAL MEMBER
पपणे / Pune; ददनधांक / Dated : 12th May, 2022.
Ashwini 4 ITA No.757/PUN/2016 Sou. Jayashree U Bagul, आदेश की प्रनतनलनप अग्रेनषत / Copy of the Order forwarded to :
1. अपऩलधथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. The CIT(A)-12, Pune.
4. The Pr.CIT, Central,Pune.
5. नवभधगऩय प्रनतनननध, आयकर अपऩलऩय अनधकरण, "ए" बेंच, पपणे / DR, ITAT, "A" Bench, Pune.
6. गधर्ा फ़धइल / Guard File. आदेशधनपसधर / BY ORDER, // True Copy // Senior Private Secretary आयकर अपऩलऩय अनधकरण, पपणे / ITAT, Pune.5 ITA No.757/PUN/2016
Sou. Jayashree U Bagul, 1 Draft dictated on 21.04.2022 2 Draft placed before author 10.05.2022 Draft proposed & placed before the Second 3 Member 4 Draft discussed/approved by Second Member 5 Approved Draft comes to the Sr. PS/PS 6 Kept for pronouncement on 7 Date of uploading of Order 8 File sent to Bench Clerk 9 Date on which the file goes to the Head Clerk 10 Date on which file goes to the A.R. 11 Date of Dispatch of order