Income Tax Appellate Tribunal - Hyderabad
L. Giridharlal & Co.,, Hyderabad vs Assessee on 13 March, 2015
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCH "A", HYDERABAD
BEFORE SHRI B. RAMAKOTAIAH, ACCOUNTANT MEMBER
AND SHRI SAKTIJIT DEY, JUDICIAL MEMBER
ITA No. 516/Hyd/2014
Assessment Year: 2009-10
L. Giridharlal & Co., Hyderabad. vs. Income Tax Officer, Ward -
8(2), Hyderabad
PAN - AABFL 0305Q
(Appellant) (Respondent)
Assessee by : Shri S. Rama Rao
Revenue by : Shri Ramakrishna Bandi
Date of hearing 10-03-2015
Date of pronouncement 13-03-2015
O RDE R
PER SAKTIJIT DEY, J.M.:
This appeal is directed against the order dated 09/01/2014 passed by ld. CIT(A)-III, Hyderabad for the AY 2009-10.
2. Assessee has raised six grounds. Ground Nos. 1 & 6 being general in nature do not require any specific adjudication. As far as ground No. 2 is concerned, at the outset, ld. AR submitted before us that on the instruction of his client, he does not want to press this ground. Accordingly, ground No. 2 is dismissed as not pressed.
3. In Ground No. 3, assessee has challenged the decision of CIT(A) in confirming the addition of Rs. 77,128.
4. Briefly the facts are, assessee a partnership firm is engaged in the business of trading in gold jewellery. For AY under consideration, assessee filed its return of income on 29/09/2009 declaring total 2 ITA No. 516 /Hyd/2014 L. Giridharlal & Co.
income of Rs. 61,59,930, but, prior to that a survey operation u/s 133A of the Act was conducted in the business premises of assessee on 16/10/2008. On the basis of the material found during the survey, AO in course of assessment proceeding, noticed that at the time of survey while taking physical inventory cash of Rs. 8,21,000 was available, whereas, as per the books of account cash balance on the date of survey was Rs. 7,43,872 thereby indicating excess cash of Rs. 77,128. As mentioned by AO, when confronted assessee could not explain the difference in cash either during the survey proceeding or in course of assessment proceeding. Accordingly, inferring that the excess cash was generated from unaccounted sales, AO added the same to the income of assessee. Being aggrieved of such addition, assessee preferred appeal before CIT(A). CIT(A) also confirmed the addition.
5. The ld. AR submitted before us that actually the excess cash belong to HUF of partners. Further explaining, ld. AR submitted, HUF of the partners is having income from house properly as well as other sources and regularly filing its return of income. In this context, ld. AR drew our attention to the returns filed by HUF Giridhar Lal & Sons for the AYs 2008-09 and 2009-10, which are placed at pages 65 to 68 of paper book. Thus, it was submitted by ld. AR, excess cash actually relate to assessee's HUF.
6. The ld. DR, on the other hand, submitted before us, assessee having failed to explain the excess cash at the time of survey and during the assessment proceeding also, contention of assessee that excess cash belongs to HUF is only an after thought, hence, cannot be accepted.
7. We have considered the submissions of the parties and perused the orders of revenue authorities as well as other material on record. There is no dispute to the fact that on physical verification excess 3 ITA No. 516 /Hyd/2014 L. Giridharlal & Co.
cash of Rs. 77,120 was found at the time of survey. AO has treated excess cash as unexplained income of assessee by alleging assessee failed to explain the source of excess cash. However, it is the contention of assessee before ld. CIT(A) as well as before us that excess cash found at the time of survey belong to partners of HUF. On perusal of the returns filed electronically by Giridharlal & Sons, HUF for the AYs. 2008-09 and 2009-10, it appears that not only the returns were filed prior o the date of survey, but, the HUF is also generating some amount of income. The balance sheet as on 31/03/08 also shows cash in hand of Rs. 70,000. Therefore, assessee's claim that excess cash actually belong to HUF cannot be out rightly rejected. In the aforesaid view of the matter, considering the fact that assessee's explanation with regard to excess cash is plausible, the addition made cannot be sustained. Accordingly, we delete the same.
8. Ground Nos. 5 & 6 are on the common issue of direction by CIT(A) to estimate gross profit on the alleged suppression of sale of Rs. 33 lakhs.
9. Briefly the facts are, on the basis of the report submitted by AO, who conducted the survey, as well as other materials found during survey, AO noticed that as on the date of survey i.e. on 16/10/08, gross sales were to the tune of Rs. 74,22,870, whereas, in the return of income filed by assessee for the impugned AY gross sales were disclosed at Rs. 1,04,36,120. AO observed that while exactly in six and half months prior to survey assessee has booked sales of Rs. 74,22,870 which on an average comes to Rs. 11,41,980 per month, whereas, for remaining five and half months, post survey, assessee has shown sales of Rs. 30,13,250, which comes to Rs. 5,47,863 per month. Therefore, on average there was a difference of Rs. 6 lakhs per month towards sales booked by assessee prior to survey and post survey. He, therefore, called upon assessee to explain why the sales for the post survey period shall not be taken at par with the pre 4 ITA No. 516 /Hyd/2014 L. Giridharlal & Co.
survey period by extrapolation method. In response to the query raised by AO, it was submitted by assessee that there is no suppression of sales by assessee as it is regularly submitting VAT returns. It was submitted, because of ill health of the managing partner, who is head of the family, other partners were unable to concentrate much in business after survey. It was also submitted, due to survey business was affected and also because of huge rise in market rate sales decreased after the date of survey. Thus, it was submitted by assessee that there is no need to estimate any sales and the book results need to be accepted. AO, however, did not find merit in the submissions of assessee. He observed that because of ill health of the managing partner, the business need not be neglected. Further, explanation of assessee that due to survey business suffered is also not acceptable. AO observed that assessee has actually shown more sales during off-season whereas less sales have been shown during festive season. Therefore, AO inferring that assessee has manipulated sales for the post survey period, estimated sales for five and half months @ Rs. 6 lakhs per month. Accordingly, addition of Rs. 33 lakh was made by AO on this count. Being aggrieved of such addition, assessee preferred appeal before CIT(A).
10. Ld. CIT(A) confirmed the addition with the following observations:
"7.2 I have seen carefully the facts and evidence and I find that after the date of survey, the appellant has definitely shown far less sale and there was no explanation for the same. In fact the observation of the AO is correct that it is during monsoon time that the sales are the least. I agree with the AO that based on the information gathered at the time of survey, sale for the rest of the financial year can be extrapolation. I agree with the extrapolation of sale made by the AO. However, the entire sale cannot be added to the income of the appellant because the appellant is a trader of jewellery and that requires purchases as well. The unaccounted investment in the form of excess stock has already been surrendered during the course of survey and added back by the appellant. Therefore, with regard to the extrapolation of sale and the excess sale calculated by the AO, 5 ITA No. 516 /Hyd/2014 L. Giridharlal & Co.
the only addition which is to be made is with respect to gross profit. The AO is directed to calculate the gross profit shown by the appellant and made an addition of that percentage on the excess sale. The appellant will get relief accordingly."
11. The ld. AR more or less reiterating the submissions made before the departmental authorities submitted that neither at the time of survey nor during the assessment proceeding, the department has brought any material on record to establish suppression of sales by assessee. Merely because there is reduction in sales in the post survey period, AO cannot make additions on assumptions and presumptions by estimating sales. Ld. AR submitted before us, assessee is regularly filing VAT returns disclosing sales and no suppression of sale has been detected by those authorities, therefore no addition can be made on estimate basis. Ld. AR referring to the comparative figure of sales for FYs 2007-08 to 2009-10 submitted before us that except the months of April to October, the sales for other months for the impugned AY are almost at par with the sales booked for those months in FY 2007-08 & 2009-10. Thus, it was submitted, there being no material before AO to conclusively prove the fact that assessee has suppressed sales, addition made by estimating sales figure for five and half months is not correct.
12. The ld. DR, on the other hand, submitted before us that sudden decrease in sales for the post survey period clearly shows that assessee has manipulated its sales. Ld. DR submitted, when there is so much variation, sales can be estimated by applying extrapolation method. In support of such addition, he relied on the decision of Hon'ble AP High Court in case of Rajnik & Co. Vs. ACIT, 251 ITR 561.
13. We have considered the submissions of the parties and perused the orders of revenue authorities as well as other material on record. On perusal of assessment order as well as other materials on record, it is absolutely clear that neither at the time of survey nor post survey proceeding or even during assessment proceeding, any evidence/material has come to the possession of the department 6 ITA No. 516 /Hyd/2014 L. Giridharlal & Co.
which can establish suppression/manipulation of sale by assessee. It is very much evident, the only reason for estimating the sales for post survey period is because the sales for the months of November to March are much less than the sales booked for the months of April to October. Though, it may be a fact that such variation in sales may raise a suspicion in the mind of AO with regard to sales disclosed during the post survey period, but, such suspicion, however strong may be cannot take the place of evidence. No material has been brought to our notice by ld. DR to even remotely indicate assessee has indulged in suppression of sale. Drop in sales for the post survey period may be due to various reasons but without bringing any material on record to suggest suppression of sales, merely on assumptions and presumptions sales cannot be estimated by alleging suppression of sales by assessee. More so, when it is a fact on record that assessee regularly files its VAT returns disclosing sales turnover, which is in accordance with the books of account and authorities under the VAT Act have not pointed out any sales suppression. At least nothing of the sort has been brought to our notice. As regards the decision of the Hon'ble AP High Court as referred to by ld. DR, on careful examination of the same, we are of the view that it is not applicable to the facts of the present case as in the case decided by the Hon'ble High Court there were evidences on record to show that assessee has suppressed sales. Whereas, in the present case there is not even a single piece of evidence to show that assessee has suppressed its sales. In view of the aforesaid, we hold that addition made by estimating sales is not proper, hence, cannot be sustained. Accordingly, we delete the same.
7 ITA No. 516 /Hyd/2014L. Giridharlal & Co.
14. In the result, appeal of the assessee is allowed.
Pronounced in the open court on ______March, 2015.
Sd/- Sd/-
(B. RAMAKOTAIAH) (SAKTIJIT DEY)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Hyderabad, Dated: 13 th March, 2015
kv
Copy to:-
1) L. Giridharlal & Co., c/o Shri S. Rama Rao, Advocate, Flat No. 102, Shriya's Elegance, H. No. 3-6-643, St. No. 9, Himayat Nagar, Hyderabad - 500 029.
2) ITO, Ward - 8(2), Hyderabad 3 CIT(A)-III, , Hyderabad
4) CIT-II, Hyderabad
5) The Departmental Representative, I.T.A.T., Hyderabad.