Income Tax Appellate Tribunal - Mumbai
Vama Apparels (I) Private Limited, ... vs Acit, Central Circle-42, Mumbai on 31 January, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
"F" Bench, Mumbai
Before Shri B.R. Baskaran (AM) & Shri Ravish Sood(JM)
I.T.A. No. 4371/Mum/2013 (Assessment Year 2001-02)
Vama Apparels (I) Pvt. Ltd. ACIT CC-42
Kanchanjunga, Ground Fl. V s. Mumbai
72, Peddar Road
Mumbai-400 026.
PAN : AAACV3456A
(Appellant) (Respondent)
Assessee by Shri Prakash Jotwani
Department by Ms. Pooja Swaroop
Date of Hearing 18.1.2018
Date of Pronouncement 31.1.2018
ORDER
Per B.R. Baskaran (AM) :-
The appeal filed by the assessee is directed against the order dated 23- 01-2013 passed by Ld CIT(A)-38, Mumbai and it relates to the assessment year 2001-02. The assessee is aggrieved by the decision of Ld CIT(A) in confirming the addition of Rs.90.00 lakhs made by the AO.
2. The appeal is barred by limitation by one day. The assessee has moved an application requesting the bench to condone the delay. We heard the parties on this preliminary issue. Having regard to the submissions made in the petition, we condone the delay and admit the appeal for hearing.
3. The facts relating to the case are stated in brief. The assessee is a retail trader in readymade garments, watches and other accessories. The revenue carried out survey operation u/s 133A of the Act on 25.11.2002. During the course of survey operations, the director of the assessee agreed to offer additional income of Rs.70.00 lakhs, Rs.90.00 lakhs and Rs.175 lakhs respectively in assessment years 2000-01, 2001-02 and 2002-03. Accordingly the assessee filed its return of income for AY 2000-01 offering additional income of Rs.70.00 lakhs. However, for the year under consideration, i.e., AY 2 V a m a A p p a r el s ( I) P v t. L t d.
2001-02, the assessee did not offer additional income of Rs.90.00 as admitted in the statement taken during the course of survey. The assessing officer completed the assessment u/s 143(3) of the Act on 30.03.2004 by making following additions:-
On account of G.P. 2,77,33,585
On account of Rent and Service charges 90,68,011
Additional income disclosed in the statement 90,00,000
4. The assessee carried the matter in appeals before ld CIT(A) and also before ITAT. Subsequently, the assessee filed appeals before the Hon'ble High Court of Bombay. The Hon'ble Bombay High Court, vide its order dated 15.11.2010, set aside all the orders passed and restored the case back to the file of the assessing officer for passing assessment order afresh. Accordingly the assessing officer passed the impugned assessment order on 30-12-2011, wherein he made the addition of Rs.90.00 lakhs only. The assessing officer took the view that the additions made in the original assessment order pertaining to G.P addition of Rs.277.33 lakhs and Rent & service charges of Rs.90.68 lakhs are not warranted. Though the assessee challenged the addition of Rs.90.00 lakhs made by the AO by filing appeal before Ld CIT(A), it could not succeed. Hence the present appeal has been filed by the assessee challenging the order passed by Ld CIT(A).
5. The facts relating to this addition of Rs.90.00 lakhs need elaboration. In the original assessment order, the assessing officer had made the addition of Rs.90.00 lakhs on the basis of admission made by the director of the assessee in the statement taken from her during the course of survey operations. The assessing officer noticed that the survey team unearthed certain incriminating documents titled as "IOM" (Inter officer memo) and Chitties. The AO had taken the view that the IOM represented unaccounted sales. The chitties contained details of cash withdrawals made by the directors, but not accounted for in the books of accounts. In the original assessment proceedings, the AO took the view that these IOM and Chitties prove the fact that the assessee had 3 V a m a A p p a r el s ( I) P v t. L t d.
suppressed its gross profit and accordingly the AO made the addition of Rs.277.33 lakhs towards suppressed G.P. As stated earlier, the AO did not make this addition in the set aside proceedings on noticing that the entries found in IOMs have been accounted for by the assessee.
6. In the set aside proceedings, the AO took the view that the G.P rate declared by the assessee could not be relied for the following reasons:-
(a) The various incriminating documents found during the course of Survey operations establish the fact that the directors have siphoned off huge amount of cash and the same has been utilized for various accounted and unaccounted expenses.
(b) The entries found in the Chitties have not been accounted for in the books of accounts.
(c) The funds taken by the directors through Chitties have been used to meet medical and personal expenses of the directors and also to develop a farm house in Gujarat.
(d) During the course of survey operations, a profit and loss account for the year ended 31.3.2002 was found. The assessee has shown a net profit of Rs.1.82 crores in that profit and loss account, whereas the profit shown in the Return of income filed for AY 2002-03 was only Rs.1.01 crores. The assessee has also offered a sum of Rs.1.75 crores for AY 2002-03 in the statement taken during the course of survey operation.
(e) No stock register has been maintained by the assessee. The stock figure has been derived as balancing figure in all the years.
(f) The division wise G.P rate is found mentioned in the papers found during the course of search. The average G.P rate works out to 28.40%, where as the assessee has declared gross profit rate at 23.95% only.
7. In this regard, the observations made by the AO are relevant and extracted below:-
"1. From the impounded papers mentioned above it is noticed that the average GP in all the divisions are ranging from 20% to 35% whereas items like Watches & Rayban division has been ranging from 20% to 28%. The average GP of main division in which turnover of the company is very high is shown in Item No.1 to 15. Therefore, taking average of all the 4 V a m a A p p a r el s ( I) P v t. L t d.
divisions together the GP should have been at least 28.4% approximately. Moreover as discussed above in para A-2 under addition on account of Gross profit, the siphoning of cash through chitties works out 6.79% which was also considered in the original assessment order as tinkering of GP and if that is added to the GP shown by the assessee of 23.95%, it comes to 30.74%. The assessee, vide order sheet noting dated 22-12-2011 was show caused as to why the GP should not be estimated accordingly while rejecting the book result.
3. In response to the above show cause notice the assessee ....... filed letter dated March 17, 2003 and Mar 24, 2003. These letters were also filed during the original assessment proceedings and were duly rejected. I find no new convincing facts brought on record. Hence the explanation offered by the assessee is not accepted as it is proved beyond doubt that the GP has been tinkered by way of siphoning of cash through chitties and also proved through the working of average GP item wise. Therefore while rejecting the book result of the assessee, I proceed to estimate the GP at 28.8%.
4. Now while estimating GP at 28.8%, the gross profit of turnover of Rs.18,36,09,754/- comes to Rs.5,28,79,609/- as against the GP shown by the assessee of Rs.4,39,75,384/-. Therefore addition on account of suppressed GP comes to Rs.89,04,225/- which is rounded of to Rs.90,00,000/- and the same is added to the income of the assessee. This addition will cover all or any discrepancy towards the incriminating documents found during the survey u/s 133A. Moreover even though the assessee has offered Rs.90 lakhs during the course of survey, but in the return of income has not offered the declared income, hence addition made on account of GP will take care of the additional income declared during the survey. Penalty proceedings u/s 271(1)(c) of the IT Act is initiated."
Accordingly, the AO made an addition of Rs.90.00 lakhs to the income returned by the assessee.
8. The Ld CIT(A) noticed that the assessee has accepted an addition of Rs.70.00 lakhs in assessment year 2000-01 on identical set of facts. He also noticed that then Ld CIT(A), who disposed of the appeal of the assessee in the first round of proceedings, has confirmed the addition of Rs.90.00 lakhs by observing that the assessee has duly declared the additional income of Rs.70.00 lakhs in AY 2000-01 and hence the addition of Rs.90.00 lakhs made in the year under consideration (AY 2001-02) also needs to be confirmed. Accordingly he took the view that the the addition of Rs.90.00 lakhs made 5 V a m a A p p a r el s ( I) P v t. L t d.
during the year under consideration should also be sustained. The observations made by the Ld CIT(A) are extracted below:-
"7.3 As observed, based on identical issues, the appellant had offered additional income of Rs.70,00,000/- in respect of AY 2000-01 but retracted the disclosure of additional income of Rs.90,00,000/- in respect of AY 2001-02. The disclosure was made for both the assessment years during the survey proceedings and the evidence of cash utilization by the directors was also applicable for both the assessment years. Therefore, the GP rate of 28% as adopted in respect of AY 2000-01, which supported the disclosure of additional income of Rs.70,00,000/- for that year, has to be equally made applicable for AY 2001-02. In the light of these facts and circumstances of the case, there was no justification on the part of the appellant to retract the disclosure of Rs.90,00,000/- in respect of the year under appeal. Since the addition of Rs.90,00,000/- is in accordance with the same methodology as followed in respect of AY 2000-01 and was supported by the disclosure made during the survey proceedings, the same is hereby confirmed."
The assessee is aggrieved by the decision so rendered by Ld CIT(A).
9. We have heard rival contentions and perused the record. We notice that the assessing officer has rejected the book results, since he was of the view that the G.P rate declared by the assessee does not reflect true position. Accordingly the AO has computed the average rate of G.P at 28.40% on the basis of the G.P rate shown in a document on various goods. The AO has also taken support of the assessment order passed in the first round of proceedings, wherein the AO had observed that the siphoning of funds through IOMs/Chitties has resulted in reduction of G.P rate of 6.79%. Since the assessee had declared G.P @ 23.95%, the AO observed that the G.P would work out to 30.74%, if the above said 6.79% is added to the G.P rate declared by the assessee. Since the average G.P rate worked out to 28.40%, the AO adopted the same and worked out the difference in Gross profit at Rs.89.04 lakhs. However, the AO rounded off the same to Rs.90.00 lakhs and further observed that the additional income declared by the assessee in the statement would also be taken care of by this addition. In effect, the AO has telescoped the additional income of Rs.90.00 lakhs offered by the assessee in the 6 V a m a A p p a r el s ( I) P v t. L t d.
statement against the addition relating to G.P. On the contrary, the Ld CIT(A) simply held that the addition of Rs.90.00 lakhs is required to be sustained, since the assessee has offered additional income of Rs.70.00 lakhs in the immediately preceding year on identical set of facts.
10. We notice that the directors of the assessee have withdrawn funds through Chitties and when they returned back the funds, the chitties were claimed to have been destroyed. Admittedly the transactions carried out through chitties have not been accounted for in the books of account. The real question that arises is whether such kind of withdrawals of funds and their returning back would affect the G.P rate of the assessee? There should not be any doubt that such kind of withdrawals and return of funds would create a difference between cash balance as per books and the physical cash balance. Since cash balance is an item figuring in Balance Sheet, the profit and loss account is not affected by these kinds of transactions, meaning thereby, the Gross profit rate declared by the assessee would not be affected by these transactions. Hence, we are of the view that there is fallacy in the approach of the assessing officer. In any case, it is not the case of the survey officials that they have found any difference between physical cash balance and book balance.
11. It is pertinent to note that the assessing officer had made an addition of Rs.277.33 lakhs in the original assessment proceeding on account of G.P rate variation. The said G.P rate variation was arrived at on the basis of IOM only. However, in the set aside proceedings, the AO did not make this addition on noticing that the entries found in IOMs have been recorded in the books of account. We have seen in the preceding paragraph that the transactions of withdrawals and deposit of cash would not affect the G.P rate. Hence the observation of the AO that the funds siphoned off by the directors have been used for various accounted and unaccounted expenses, would not affect the G.P rate.
7V a m a A p p a r el s ( I) P v t. L t d.
12. The AO has also referred to the financial results for the year ended 31.3.2002. In our view, the same cannot be taken as a ground to suspect the financial results shown by the assessee. The assessing officer has also stated that the assessee has not maintained day to day stock register. However, it is not shown that the assessee has understated the closing stock value in any of the year.
13. Finally the AO has computed average rate of G.P by taking into account the normal G.P rate available to the assessee on various products. We notice that the assessing officer has computed average rate of profit under "Simple Average method", which will not depict true picture. The weighted average method only, in these set of facts, would show the true picture. Hence the simple average method adopted by the AO is liable to be rejected. The Ld A.R also submitted that it is the prerogative of the assessee to offer additional discounts in order to sell the slow moving items. Accordingly it was submitted that there is no such guarantee that the assessee would always earn the G.P rate as stated in the document found during the course of search. In our view, there is merit in this argument of the assessee. Hence there is no justification in adopting the average G.P rate of 28.80%.
14. We notice that the assessing officer has taken support of the assessment order passed in the first round of proceedings, wherein the fall in G.P rate on account of IOMs and Chitties was worked out to 6.79%. We have noticed that the assessing officer did not make any addition on account of fall in G.P in the present assessment proceedings on observing that the IOMs have been recorded in the books of account. We have also noticed that the cash withdrawals and deposits noted in Chitties would not affect the G.P rate. Hence, there is no merit in taking support of the observations made in the original assessment proceedings in this regard.
15. During the course of hearing, the Ld A.R furnished a copy of document titled as "Summary of Chitties as per Accounting year". A perusal of the same 8 V a m a A p p a r el s ( I) P v t. L t d.
would show that the summary of chitties transactions pertained to the Accounting periods 1999-2000, 2001-02 and 2002-03 relevant to assessment years 2000-01, 2002-03 and 2003-04. The ld A.R submitted that the survey officials did not unearth any chitties pertaining to the instant assessment year, i.e., AY 2001-02. Accordingly he submitted that the rejection of book results of the instant year on the basis chitties of other years was not justified. We find merit in this contention also. The basis of the addition/rejection of books of account is the IOMs and Chitties, which have been considered as incriminating materials. Since the survey officials did not unearth any chitties pertaining to the year under consideration and since the AO himself has observed that the IOMs have been accounted for in the books of account, there is no support for the action of the AO in rejecting the book results. Accordingly we hold that the rejection of book results was not justified.
16. We have noticed that the Ld CIT(A) has confirmed the addition of Rs.90.00 lakhs by observing that the facts are identical to the assessment year 2000-01. In the earlier paragraphs we have noticed that the revenue did not find any chitties pertaining to AY 2001-02. Hence it cannot be said that the facts are identical. Secondly we have observed that the transactions pertaining to Chitties will not affect the G.P rate. In any case, no chitty pertaining to the year under consideration was found during the course of survey. Thirdly, the AO himself did not make any addition on account of IOMs. We have noticed that the Chitties and IOMs have been considered as the incriminating materials found during the course of search. The above said discussions would show that the revenue did not have any incriminating material to support the addition of Rs.90.00 lakhs. Hence, in the absence of any incriminating material to show that the assessee has concealed any income, the assessee has chosen to retract from the admission of Rs.90.00 lakhs made in the statement taken u/s 133A of the Act. In the absence of any incriminating material, it may not also be proper to assess an amount on the basis of mere admission, which is not supported by any material. Hence we are of the view that there is no justification in making the addition of Rs.90.00 9 V a m a A p p a r el s ( I) P v t. L t d.
lakhs merely on the basis of admission made in the statement taken u/s 133A of the Act without corroborating the same any credible materials.
17. In view of the foregoing discussions, we do not find any justification in the addition of impugned amount of Rs.90.00 lakhs in the hands of the assessee during the year under consideration. Accordingly we set aside the order passed by Ld CIT(A) and direct the AO to delete the impugned addition.
18. In the result, the appeal filed by the assessee is allowed.
Order has been pronounced in the Court on 31.1.2018.
Sd/- Sd/-
(RAVISH SOOD) (B.R.BASKARAN)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Mumbai; Dated : 31/1/2018
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. The CIT(A)
4. CIT
5. DR, ITAT, Mumbai
6. Guard File.
BY ORDER,
//True Copy//
(Dy./Asstt. Registrar)
PS ITAT, Mumbai