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 3, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Acit, Central Circle- 26, New Delhi vs G.D. Bakers Pvt. Ltd. (Formerly Known As ... on 16 June, 2022

     IN THE INCOME TAX APPELLATE TRIBUNAL, DELHI 'C' BENCH,
                           NEW DELHI


       BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER, AND
             SHRI YOGESH KUMAR U.S, JUDICIAL MEMBER



                  ITA No. 1461/DEL/2018 [A.Y. 2013-14]
                  ITA No. 1462/DEL/2018 [A.Y. 2015-16]
                  ITA No. 1463/DEL/2018 [A.Y. 2015-16]


The A.C.I.T             Vs.        G.D. Bakers Pvt Ltd
Central Circle - 26                (Formerly known as Tops Exports
New Delhi                                     [India] Ltd), Plot No. 14,
                                   Block - B, Community Centre
                                   Janakpuri, New Delhi

                                   PAN : AABCT 0145 P

 (Applicant)                                        (Respondent)


               Assessee By     :   Shri Ajay Wadhwa, Adv
                                    Ms. Bharati Sharma, CA

               Department By   :   Shri Surender Pal, CIT- DR



           Date of Hearing             :   14.06.2022
           Date of Pronouncement       :    16.06.2022
                                      2


                                   ORDER



PER N.K. BILLAIYA, ACCOUNTANT MEMBER:-

These three separate appeals by the Revenue are preferred against three separate orders of the Commissioner of Income Tax [Appeals] - 29, New Delhi dated 26.12.2017 pertaining to Assessment Years 2013-14, 2014-15 and 2015-16.

2. Since in the captioned appeals before us the grievances of the Revenue are identical and were heard together, therefore, all these appeals are disposed of by this common order for the sake of convenience and brevity.

3. Issues are common and the underlying facts in issues are also common, though the quantum of addition by the Assessing Officer may differ in all the three appeals.

4. The representatives of both the sides were heard at length, the case records carefully perused.

3

5. The ld. DR placed strong reliance on the assessment order and read the relevant part of the assessment order making the impugned additions.

6. Briefly stated, the facts of the case are that a search and seizure operation u/s 132 of the Income-tax Act, 1961 [hereinafter referred to as 'The Act'] was carried out on 22.12.2014 in the case of G.D. Foods group of cases. The case of the assessee was also covered in the search.

7. During the course of search carried out at different premises located in India in G.D. Foods, documents and data storage etc., belonging to the assessee company were found and seized. One of the hard disks seized contained data of Bakers-Bawana and cash sales made by the assessee for Assessment Years 2012-13, 2013-14 and 2014-15. The data was compiled by the Assessing Officer and compilation is exhibited at pages 2 to 15 of the assessment order, from which the Assessing formed a belief that the assessee is engaged in purchase and sale outside the books and is also maintaining stock outside the books of account. 4

8. According to the Assessing Officer, the assessee is engaged in unaccounted sale and purchase, which is usually 2/3rd unaccounted sales of the assessee. Taking a leaf out of the book entries, the Assessing Officer estimated the unaccounted sales at Rs. 49,16,146/- in Assessment Year 2013-14, Rs. 2,06,75,508/- in Assessment Year 2014-15 and Rs. 13,56,23,718/- in Assessment Year 2015-16.

9. Applying g.p rate disclosed by the assessee, the Assessing Officer made addition of Rs. 13,12,120/- in Assessment Year 2013-14, Rs. 49,68,325/- in Assessment Year 2014-15 and Rs. 3,40,95,802/- in Assessment Year 2015-16.

10. Proceeding further, taking a leaf out of the undisclosed sales, the Assessing Officer formed a belief that the assessee was having undisclosed stock also and basis the stock in trade turnover ratio, the Assessing Officer estimated the undisclosed stock and made addition of Rs. 1,92,22,131/- in Assessment Year 2013-14, Rs. 3,08,06,506/- in Assessment Year 2014-15 and Rs. 3,66,18,404/- in Assessment Year 2015-

16. 5

11. Additions were assailed before the ld. CIT(A).

12. After considering the facts and submissions, the ld. CIT(A) was convinced that the assessee has not accounted for 2/3 of its sales in its books of account as appearing in the seized documents. The ld. CIT(A) was also convinced that the Assessing Officer was justified in calculating the figures of unaccounted sales. However, at the same time, the ld. CIT(A) was of the firm belief that as per the documents found and seized, unaccounted sale was Rs. 5,49,447/- in Assessment Year 2013-14, Rs. 1,92,307/- in Assessment Year 2014-15 and Rs. 9,24,189/- in Assessment Year 2015-16.

13. Drawing support from the decision of the Hon'ble Delhi High Court in the case of CIT Vs. Kabul Chawla 61 Taxmann.com 412, the ld. CIT(A) restricted the addition made by the Assessing Officer on account of g.p. on unaccounted sales found in the seized documents. Accordingly, addition was restricted to Rs. 4,44,640/- in Assessment Year 2013-14, Rs. 33,14,181/- in Assessment Year 2014-15 and Rs. 1,91,108/.- in Assessment Year 2015-16.

6

14. Coming to the additions made by the Assessing Officer on account of undisclosed investment in stock, the ld. CIT(A) found that the additions on account of undisclosed stock was made by the Assessing Officer on assumption basis and there was no stock equivalent to the impugned additions found during the course of search action and the additions were deleted.

15. We have given thoughtful consideration to the orders of the authorities below. A perusal of the assessment order shows that the Assessing Officer has annexed Profit and Loss Account at pages 20 and 21 of the paper book from which it can be found that the assessee has incurred expenses outside the books of account and if the same are taken into consideration, the resultant figures in all the three assessment years is net loss.

16. A perusal of the provisions of section 132(4A) of the Act shows that there is a presumption that the entries found in the seized documents are true and correct and if the revenue draws support from such presumption, then such presumption is also correct in respect of all the entries in the books and seized documents.

7

17. We are of the considered view that once drawn presumption that the contents of the documents of the assessee taken into possession during the search were true, then the same holds good for the entire entries found in those documents which means that the Assessing Officer cannot ignore the unaccounted expenses resulting into net losses in the captioned Assessment Years.

18. Coming to the facts of the case in hand, we find that the additions made by the Assessing Officer are based upon the unaccounted sales found recorded in the hard disk. The ld. CIT(A) has restricted the additions to the extent of entries found to be not recorded in the books based upon the decision of the Hon'ble High Court of Delhi in the case of Kabul Chawla [supra]. Since the additions sustained by the ld. CIT(A) are based upon the facts found at the time of search, we do not find any error or infirmity in the findings of the ld. CIT(A).

19. Moreover, the additions on account of undisclosed investment in stock is totally presumptuous and is based upon surmises and presumptions and is not even remotely connected with the facts unearthed at the time of search. We, therefore, do not find any reason 8 to interfere with the findings of the ld. CIT(A). The impugned additions are deleted.

20. In the result, all the three appeals of the Revenue in ITA Nos. 1461, 1462 and 1463/DEL/2018 are dismissed.

The order is pronounced in the open court on 16.06.2022 in the presence of both the rival representatives.

             Sd/-                                        Sd/-
     [YOGESH KUMAR U.S]                             [N.K. BILLAIYA]
      JUDICIAL MEMBER                            ACCOUNTANT MEMBER


Dated:    16th June, 2022.


VL/

1.     Appellant
2.     Respondent
3.     CIT
4.     CIT(A)
5.     DR

                                                            Asst. Registrar,
                                                           ITAT, New Delhi
                                 9


Date of dictation                                15.06.2022

Date on which the typed draft is placed before 16.06.2022 the dictating Member Date on which the typed draft is placed before 16.06.2022 the Other Member Date on which the approved draft comes to 16.06.2022 the Sr.PS/PS Date on which the fair order is placed before 16.06.2022 the Dictating Member for pronouncement Date on which the fair order comes back to 16.06.2022 the Sr.PS/PS Date on which the final order is uploaded on 16.06.2022 the website of ITAT Date on which the file goes to the Bench Clerk 16.06.2022 Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order