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 10, Cited by 0]

Income Tax Appellate Tribunal - Chandigarh

Balwant Siingh,Bathinda vs Dcitacit(Cen)-2, Chandigarh on 10 September, 2025

               आयकर अपीलीय अिधकरण,च ीगढ़            ायपीठ "ए" , च ीगढ़
     IN THE INCOME TAX APPELLATE TRIBUNAL, CHANDIGARH BENCH "A", CHANDIGARH
                             HEARING THROUGH: PHYSICAL MODE
                 ी राजपाल यादव, उपा     एवं ी कृणव सहाय, लेखा सद
              BEFORE: SHRI. RAJPAL YADAV, VP & SHRI. KRINWANT SAHAY, AM
                          आयकर अपील सं./ ITA No. 850/Chd/ 2024
                          िनधारण वष / Assessment Years : 2017-18
         Balwant Singh                     बनाम              The DCIT ACIT(Cen)-2
         H.No. 93-94, Model Town, Bathinda                   Chandigarh
         Punjab-151001

          ायी लेखा सं./PAN NO: BZAPS9230A
         अपीलाथ /Appellant                                      थ /Respondent


        िनधा रती की ओर से/Assessee by :      Shri Rohit Kapoor, Advocate &
                                             Shri Virsain Aggarwal, ITP
        राज    की ओर से/ Revenue by :        Shri Manav Bansal, CIT, DR

        सुनवाई की तारीख/Date of Hearing : 07/08/2025
        उदघोषणा की तारीख/Date of Pronouncement : 10/09/2025
                                        आदे श/Order
PER KRINWANT SAHAY, AM:

This is an appeal filed by the Assessee against the order of the Ld. CIT(A)-3, Gurgaon dt. 24/07/2024 for the Assessment Year 2017-18.

2. In the present appeal Assessee has raised the following grounds:

1. The CIT(A) erred in confirming the addition of Rs. 1300000/- made by the AO under the head Income from other sources on account of unexplained investment in plot No 3, Divine Enclave, Near Model Town, Phase 3, Part 2 Bhatinda. The order passed by the CIT(A) is contrary to the facts and circumstances of the case.
2. That the CIT(A) has erred in confirming the addition of Rs. 1300000/-

made by the AO ignoring the fact that the assessment framed u/s 153Aa(1)(b) r.w.s 143(3) is bad in law since the same is without mentioning DIN which is a mandatory requirement.

2

3. That the Ld. CIT(A) erred in confirming the addition made by the AO on the basis of seized agreement to sell which was neither signed by the appellant nor signed by the witnesses.

4. That the CIT(A) erred in confirming addition made by the AO based on unexecuted agreement to sell. That the CIT(A) has erred in not appreciating the fact that the property in question till date stands in the name of seller Sh. Manish Kumar.

5. That the Ld. CIT(A) erred in confirming the addition by presuming that the seized agreement to sell was registered and notarized. That the assumptions made by the CIT(A) are contrary to the facts and circumstances of the case.

6. That the Ld. CIT(A) erred in confirming the addition made by the AO rejecting the explanation of the assessee that the agreement to sell was merely a proposal which was never executed.

7. That the Ld. CIT(A) erred in confirming the addition made by the AO without bringing on record any material to prove that the assessee was owner of the property in question and also the agreement was ever executed.

8. That the CIT(A) erred in confirming the addition made by the AO without appreciating that the assessee was not provided with the opportunity of cross examination in spite of specific request made by the assessee.

9. That the CIT(A) erred in confirming the addition made by the AO without making any enquiries from the owner Sh. Manish Kumar and without recording any statement of seller in respect of the seized document.

10. The appellant requests permission to add or amend the grounds of appeal before the appeal is heard and disposed off.

3. The brief facts of the case, as recorded in the order of the learned CIT(A) for Assessment Year 2017-18, are as follows. The assessee was subjected to a search under Section 132 on 28.01.2021 at both his residential as well as business premises. Pursuant to the notice issued under Section 153A on 22.09.2021, the assessee filed his return of income on 12.11.2021. The case framed by the Assessing Officer is primarily based on an unsigned agreement to sell, which was unearthed during the course of the search. In this regard, it becomes imperative to critically examine the contents of the seized document, particularly to ascertain whether any sale deed was actually executed on the basis of the 3 said unsigned agreement to sell. The relevant details in this respect are provided below.


Particulars     Dated        Seller       Purchaser      Consideration   Remarks
Sale deed       01.08.2016   Chiman       Sukhraj        1600000         Related
of plot No 2,                Lal    S/o   Singh   S/o                    to son of
Divine                       Nathu        Balwant                        the
Enclave,                     Ram          Singh                          appellant
Near Model
Town, Phase
3, Part 2
Bhatinda
Sale deed       01.08.2016   Chiman       Manish         1600000         Not
of plot No 3,                Lal   S/o    Kumar S/O                      related to
Divine                       Nathu        Jagdish                        appellant
Enclave,                     Ram
Near Model
Town, Phase
3, Part 2
Bhatinda

Unsigned        19.09.2016   Manish       Balwant        1300000         Related
Agreement                    Kumar S/O    Singh    S/O                   to    the
to Sell plot                 Jagdish      Dalip Singh                    appellant
No 3, Divine                                                             but   the
Enclave,                                                                 same was
Near Model                                                               not
Town, Phase                                                              executed.
3, Part 2
Bhatinda



3.1 The AO on the basis of the said seized unsigned agreement to sell made an addition of Rs. 13,00,000/- to the returned income.

4. Against the order of the AO the assessee went in appeal before the Ld. CIT(A) challenging the authenticity and evidentiary value of the unsigned and unexecuted agreement to sell.

4

However, the Ld. CIT(A) rejected the assessee's submissions and upheld the addition of Rs.13,00,000 made by the Ld. AO.

5. Against the order of the Ld. CIT(A) the assessee raised several grounds challenging the erroneous addition sustained by the Ld. CIT(A). The summary of the submissions is as under:

a) The alleged seized agreement relied upon by the Ld. AO is unsigned and unregistered, and therefore not legally enforceable under the Indian Registration Act.
b) No registry was executed pursuant to the said document, and the ownership of the property remained with Shri Manish Kumar (seller), as supported by records.
c) The unsigned agreement relied upon by the AO was executed merely on a Rs.50 stamp paper, contrary to applicable stamp duty provisions, making it inadmissible as evidence.
d) The statement of the seller, Shri Manish Kumar, was neither recorded to verify the contents of the agreement. That the cross-

examination was not allowed to the appellant in spite of request made by the appellant.

e) The Ld. AO did not conduct any independent inquiry from Shri Manish Kumar to ascertain the authenticity of the alleged agreement.

f) Latest Electricity bill dated 07.05.2024, were furnished, which clearly established that the property continued to remain in the name of Shri Manish Kumar and was never transferred to the appellant.

6. The Ld. AR also submitted that no addition can be made merely on the basis of an unsigned and unexecuted agreement, in the absence of any corroborative evidence of actual payment, the addition made in the hands of the assessee is wholly 5 unwarranted and liable to be deleted and relied upon the following case laws:-

Deputy Commissioner of Income-tax (Central-2) vs. Sanjay Agrawal [2025] 174 taxmann.com 108 (Raipur - Trib.)[16-08-2024]  Commissioner of Income-tax, Central -II v. AKME Projects Ltd. [2014] 42 taxmann.com 379 (Delhi HC)  Krishan Kumar Jhamb v. Income-tax Officer. [2009] 179 Taxman 141 (Punjab & Haryana)  DCIT, Central -II, Bhopal Vs. M/S. Signatures Colonisers Bhopal 2022 (2) TMI 318 - (ITAT Indore)  Rajvee Tractors (P.) Ltd. Vs. ACIT [2022] 143 taxmann.com 330 (Ahmedabad - Trib.) CIT, Bangalore vs. Ajje Gowda [05-08-2014] (Karnataka High Court)  CIT vs. Gian Gupta [2014] 46 taxmann.com 372  The ACIT, Central Circle-14, New Delhi Vs. M/s Mayfair Resorts India Ltd.. 2023 (8) TMI 917 - ITAT DELHI  Shri Bhavnoor Singh Bedi Vs. ACIT, Central Circle-2, Jalandhar and DCIT, Central Cicle-1, Jalanndhar Vs. Shri Bhavnoor Singh Bedi , Shri Jatinder Singh Bedi 2023 (4) TMI 528 - ITAT Amritsar  DCIT Vs. Brindesh Goverdhandas Agarwal. In ITA No. 258/Nag/2023 dt. 10/02/2025 (2025) 39 NYPTTJ 321 (Nagpur)  Deputy Commissioner of Income-tax v. Rajat Agarwal [2012] 27 taxmann.com 166 (Jaipur - Trib.)

7. Per contra, the Ld. CIT DR relied upon the order of CIT(A) and argued that the addition made by the AO should be confirmed.

8. We have heard the rival contention of both the parties and the material available on the record. We have carefully 6 considered the arguments advanced by the Ld. Counsel for the assessee, the paper book filed, the judicial precedents relied upon, as well as the brief synopsis submitted. We have also taken into account the submissions of the Ld. CIT-DR, the assessment order, and the order of the Ld. CIT(A). On perusal of the record, we find merit in the submissions advanced by the Ld. Counsel. The alleged agreement relied upon by the Ld. AO is admittedly unsigned and unregistered and, therefore, cannot be regarded as a legally enforceable document in view of the settled position of law. No registry was ever executed pursuant thereto, nor was any corroborative evidence brought on record to establish transfer of ownership or actual flow of consideration. The property, as evidenced from the electricity bills and purchase invoices, including the latest bill dated 07.05.2024, continued to remain in the name of Shri Manish Kumar. Further, the Ld. AO neither conducted any independent inquiry from the said owner nor afforded any opportunity of cross-examination to the appellant. Considering the judgments of the jurisdictional High Courts in Krishan Kumar Jhamb vs ITO (179 Taxman 141) and CIT Central vs Akme Projects (42 taxmann.com 379), it is well settled that no addition can be made merely on the basis of an unsigned or draft agreement to sell, especially where no investigation has been conducted by the department. In the present case, the agreement to sell relied upon by the AO does not bear the signature of the appellant, and therefore its authenticity remains unsubstantiated. It is also undisputed that the property continues to be registered in the name of the seller, which further 7 undermines the contention of any transfer. In view of the above facts and legal position, the addition made by the AO and sustained by the Ld. CIT(A) is without basis and is accordingly directed to be deleted, being unsustainable in law.

9. Further, all the other grounds are kept open as ground no. 3 has been allowed. Therefore, no comments are being given on the other grounds at this stage.

10. In the result, appeal of the Assessee is allowed.

Order pronounced in the open Court on 10/09/2025.

          Sd/-                                                               Sd/-
      राजपाल यादव                                                 कृणव सहाय
    (RAJPAL YADAV)                                            (KRINWANT SAHAY)
उपा     /VICE PRESIDENT                                लेखा सद / ACCOUNTANT MEMBER

AG

आदे श की ितिलिप अ े िषत/ Copy of the order forwarded to :

1. अपीलाथ / The Appellant
2. थ / The Respondent
3. आयकर आयु / CIT
4. आयकर आयु (अपील)/ The CIT(A)
5. िवभागीय ितिनिध, आयकर अपीलीय आिधकरण, च ीगढ़/ DR, ITAT, CHANDIGARH
6. गाड फाईल/ Guard File आदे शानु सार/ By order, सहायक पं जीकार/ Assistant Registrar