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 5]

Income Tax Appellate Tribunal - Bangalore

Anantpur Kalpana, Gangavathi vs Income Tax Officer, Ward-1, Bangalore on 13 December, 2021

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                       "SMC-B" BENCH : BANGALORE

             BEFORE SHRI N.V. VASUDEVAN, VICE PRESIDENT

                                ITA No.541/Bang/2021
                              Assessment Year : 2017-18

Anantpur Kalpana,                              Vs.   ITO,
1/1/1, Mahalaxmi Enterprises,                        Ward - 1,
Hosakeri, Building Bamboo Bazar,                     Koppal.
Gangavathi - 583 227, Karnataka.
PAN : CLEPK 8005 L

   Assessee by        : Shri. Raghavendra Chakravarthy, CA
   Revenue by         : Shri. Ganesh R. Ghale, Standing Counsel for the Department

                      Date of hearing       : 09.12.2021
                      Date of Pronouncement : 13.12.2021

                                      ORDER

er N. V. Vasudevan, Vice President This is an appeal filed by the assessee against order dated 16.08.2021 of CIT(A) National Faceless Appeal Centre (NFAC), Delhi, relating to Assessment Year 2017-18.

2. The assessee is an individual. She is proprietrix of a business in the name and style of Mahalaxmi Enterprises. The business consists of dealing in beedi, tea powder and pan masala. For Assessment Year 2017-18, the assessee filed return of income declaring total income of Rs.4,49,520/-. In the course of assessment proceedings, the AO noticed that there were several cash deposits in the two bank accounts of the assessee. Out of the aforesaid cash deposits, the AO culled out, the deposits that was made of bank notes that were declared as not legal tender owing to demonetization of currency. The details of the total cash deposits made by the Assessee in her bank account and the cash deposits of cash/currency notes that were declared as not ITA No.541/Bang/2021 Page 2 of 8 legal tender that were deposited by the Assessee in his two bank account are as follows:

Total deposits of cash in bank account by the Assessee:
                  Name of the Bank / Acct             Total Cash deposited
       Sl. No.
                            No                          (Amount in Rs)
                 CBS Bank, Gangavathi /
          1                                                         41,80,000/-
                 000886
                 Axis Bank, Gangavathi /
          2                                                          3,00,000/-
                 79196


Deposit of cash in the form of notes that were declared as not legal tender owing to demonetization of currency:
CBS Bank, Gangavathi:
                         Total amount            Total       Total amount of
              Date        deposited            amount of          other
                                                 SBNs        denominations
           10/11/2016            75,000/-         73,000/-               2,000/-

           12/11/2016         2,00,000/-        1,98,500/-              1,5001-

           13/11/2016         2,25,000/-        2,25,000/-                     0

           14/11/2016         3,25,000/-        3,25,000/-                     0

           16/11/2016         2,00,000/-        1,13,000/-              87,000/-

           19/11/2016         1,25,000/-           1,000/-           1,24,000/-

              Total          11,50,000/-        9,35,500/-           2,14,500/-


Axis bank, Gangavathi:
                                                             Total amount of
                         Total amount       Total                 Other
              Date        deposited       amount  of         denominations
                                            SBNs
           18/11/2016          2,25,000/-
                                                                   ITA No.541/Bang/2021

                                      Page 3 of 8



           06-12-2016                50,000/-
           19-12-2016                25,000/-         2,500/-             2,97,500/-
           Total                   3,00,000/-         2,500/-             2,97,500/-


3. The AO found that as on 08.11.2016, the closing balance in the cash book was Rs.4,90,673/-. The total of cash deposit of Specified Bank Notes (SBN) by the Assessee was Rs.9,40,500. After reducing the closing cash balance of Rs.4,90,673 from the total cash deposited in the Bank accounts of Rs.14,50,000/-, the AO made an addition of Rs.4,49,500/- to the total income of the assessee with the following observations:
"As per the cash book the closing balance as on 08/11/2016 was Rs 4,90,673/-. After reducing Rs 4,90,673/- from total deposit of Rs 14,50,000/-, the balance is Rs 9,59,327/-. Out of Rs 9,59,327/, the old SBNs are totaling to Rs 4,50 ,500/- which stands unexplained. Hence, the same is treated as unexplained cash credits u/s 68 of the Act in the books of account of the assessee and the same is required to be brought to tax. The assessee has accepted for the addition of the same to the return income. Accordingly, a sum of Rs.4,49,500/- is brought to tax u/s 68 of the Act and to tax as u/s 115BBE of the Act."

4. Aggrieved by the aforesaid addition, assessee preferred appeal before the CIT(A) and submitted that the cash deposits of Rs. 4,50,500/- in question was the cash collection from the small and medium class traders collected on various dates out of the business of the Assessee which were deposited in the bank account of the Assessee between 10/11/2016 and 19/12/2016 in CBS Bank and Axis Bank. Since the deposit of Rs. 4,50,500/- in her bank account are from the sale proceeds from distribution of FMCG goods relating to her business concern 'M/s. Mahalakshmi Enterprise' from small and medium class traders collected on various dates in discharge of their liability in 1000 rupee and 500 rupee notes. It was submitted that old demonetized notes could be accepted till 30-12-2016 and a payee can continue to accept old demonetized notes of ITA No.541/Bang/2021 Page 4 of 8 Rs 500 or Rs 1000 since those notes can be accepted as valid tender and there is no prohibition or lawful direction not to pay or accept old notes. The old notes still continue to be convertible into money since any person who is validly in possession of the old notes can get them converted into egal tender from banks or can tender it for payment to specified transactions. There are no rules forbidding the payments in old notes. Therefore it is not correct to say that the old notes do not carry any value. It was submitted that the Assessee's nature of business involves dealing with small and medium class traders and is predominantly cash oriented. The Assessee is maintaining regular books of accounts and the said books are subject to compulsory audit under the provisions of section 44AB of the Act. The Assessee is also filing its VAT Returns in connection to the purchases and sales made by it to the concerned authority. It was submitted that the impugned addition made is nothing but the sales made by the Assessee. The Assessee relied on decision of ITAT Indore Bench in the case of DEWAS SOYA LTD, UJJAIN v/s Income Tax (Appeal No 336/Ind/2012 wherein on identical facts of the case it was held that the claim of the assessee that such addition resulted into double taxation of the same income in the same year because on one hand cost of the sales has been taxed (after deducting gross profit from same price ultimately credited to profit & loss account) and on the other hand amounts received from above parties has also been added u/s. 68 of the Act.

5. The CIT(A) however did not accept the contention of the assessee. He held that once the Rs.500 and Rs.1000 notes are declared as not valid legal tender on 09.11.2016, the assessee cannot accept cash payments after 09.11.2016 that are demonetized and doing so was patently illegal. The CIT(A) therefore held that the plea of the asessee cannot be accepted and ITA No.541/Bang/2021 Page 5 of 8 accordingly dismissed the appeal of the assessee. Aggrieved by the order of the CIT(A), the assessee is in appeal before the Tribunal.

6. I have heard the rival submissions. Learned Counsel for the assessee submitted that both the AO and CIT(A) accepted the fact that the cash receipts are nothing but sale proceeds in the business of the assessee. The addition has been made only on the basis that after demonetization, the demonetized notes could not have been accepted as valid tender. He submitted that the sale proceeds for which cash was received from the customers was already admitted as income and if the cash deposits are added under section 68 of the Act that will amount to double taxation once as sales and again as unexplained cash credit which is against the principles of taxation. It was also submitted that the assessee was having only one source of income from beedi, tea power and pan masala and therefore provisions of section 115BBE of the Act will have no application so as to treat the income of the assessee as income from other sources. It was also submitted that the government permitted all to deposit old demonetized notes upto 31.12.2016. Since the amounts deposited were sale proceeds of business and the income from the business have already been taxed, the impugned addition should be deleted. Our attention was also drawn to section 26(2) of the RBI Act, 1934 which provides that government can specify certain notes as not legal tender. It was argued that if there is any violation of the statutory provisions, the consequences will be only under the relevant provisions of RBI Act, 1934 and those violations cannot lead to any addition under section 68 of the Act. The learned Counsel also placed reliance on the following judicial pronouncements rendered on identical facts of the case as that of the assessee. Hon'ble Kolkata Tribunal in the case of CIT Vs. Associated Transport Pvt. Ltd. reported in 84 Taxman 146 wherein the Hon'ble Tribunal found that the assessee had sufficient cash in hand in the ITA No.541/Bang/2021 Page 6 of 8 books of account of the assessee, therefore, held that there was no reason to treat this amount as income from undisclosed sources and it was not a fit case for treating the said amount as concealed income of the assessee. The revenue moved to Hon'ble Calcutta High Court against the order of the Hon'ble Tribunal and the Hon'ble High Court has confirmed the order of the Tribunal while deleting the penalty; the Hon'ble High Court of Calcutta held as under:

"8. The Tribunal was of the view that the assessee had sufficient cash in hand. In the books of account of the assessee, cash balance was usually more than Rs.81,000/-. There is no reason to treat this amount as income from undisclosed sources. It is not a fit case for treating the amount of Rs.81,000/- as concealed income of the assessee and consequently imposition of penalty was also not justified in this case."

7. Further reliance is placed on the decision of the Hon'ble Vishakapatnam Tribunal in the case of ACIT Vs. Hirapanna Jewelers in ITA No. 253/Viz/2020 wherein, the Hon'ble Tribunal while considering the issue of implication of Sec. 68 of the Act during demonetization held as under:

9. In view of the foregoing discussion and taking into consideration of all the facts and the circumstances of the case, we have no hesitation to hold that the cash receipts represent the sales which the assessee has rightly offered for taxation. We have gone through the trading account and find that there was sufficient stock to effect the sales and we do not find any defect in the stock as well as the sales. Since, the assessee has already admitted the sales as revenue receipt, there is no case for making the addition u/s 68 or tax the same u/s 115BBE again. This view is also supported by the decision of Hon'ble Delhi High Court in the case of Kailash Jewellery House (Supra) and the Hon'ble Gujarat High Court in the case of Vishal Exports Overseas Ltd.

(supra),Hence, we do not see any reason to interfere with the order of the Ld.CIT(A) and the same is upheld.

10. The assessee filed cross objections supporting the order of the Id. CIT(A). Since, the appeal of the revenue is dismissed, the cross objection filed by the assessee becomes infructuous, hence, dismissed.

ITA No.541/Bang/2021 Page 7 of 8

11. In the result, appeal of the revenue as well as the cross objection of the assessee are dismissed."

8. Learned DR reiterated the stand of the Revenue as reflected in the order of the CIT(A).

9. I have carefully considered the rival submissions. Both the AO and CIT(A) accepted the fact that the cash receipts are nothing but sale proceeds in the business of the assessee. The addition has been made only on the basis that after demonetization, the demonetized notes could not have been accepted as valid tender. Since the sale proceeds for which cash was received from the customers was already admitted as income and if the cash deposits are added under section 68 of the Act that will amount to double taxation once as sales and again as unexplained cash credit which is against the principles of taxation. It is also on record that the assessee was having only one source of income from trading in beedi, tea power and pan masala and therefore provisions of section 115BBE of the Act will have no application so as to treat the income of the assessee as income from other sources. Hon'ble Kolkata Tribunal in the case of CIT Vs. Associated Transport Pvt. Ltd. reported in 84 Taxman 146 on identical facts took the view that when cash sales are admitted and income from sales are declared as income, wherein the Hon'ble Tribunal found that the assessee had sufficient cash in hand in the books of account of the assessee, that there was no reason to treat the cash deposits as income from undisclosed sources. The Hon'ble Vishakapatnam Tribunal in the case of ACIT Vs. Hirapanna Jewelers in ITA No. 253/Viz/2020 on identical facts held that when cash receipts represent the sales which the assessee has offered for taxation and when trading account shows sufficient stock to effect the sales and when no defects are pointed out in the books of account, it was held that when Assessee ITA No.541/Bang/2021 Page 8 of 8 already admitted the sales as revenue receipt, there is no case for making the addition u/s 68 or tax the same u/s 115BBE again. I am of the view that in the light of the facts and circumstances of the present case, the addition made is not sustainable and the same is directed to be deleted.

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

Pronounced in the open court on the date mentioned on the caption page.

Sd/-

(N. V. VASUDEVAN) Vice President Bangalore.

Dated: 13.12.2021.

/NS/* Copy to:

1. Appellants 2. Respondent
3. CIT 4. CIT(A)
5. DR 6. Guard file By order Assistant Registrar, ITAT, Bangalore.