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 7, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Subba Microsystem Ltd., New Delhi vs Assessee on 28 October, 2010

           IN THE INCOME TAX APPELLATE TRIBUNAL
                 DELHI BENCH "G" NEW DELHI
         BEFORE SHRI R.P. TOLANI AND SHRI K.G. BANSAL

                      ITA No. 05/Del/11
                      Asstt. Yr: 2005-06
M/s Subba Microsystem Ltd. Vs. Add. CIT Range-9,
267, Masjid Moth,                  New Delhi.
Udaipark, NDSE-II,
New Delhi-110049.
PAN/GIR No.AAACM9827G

( Appellant )                          ( Respondent )

                Appellant by : Shri R.S. Singhvi FCA
                Respondent by: Shri Niranjan Kauli CIT DR

                            ORDER

PER R.P. TOLANI, J.M :

This is assessee's appeal against CIT(A)'s order dated 28-10-2010 relating to A.Y. 2005-06.

2. First issue, raised in grounds of appeal nos. 1 to 3, is against the order of CIT(A) in sustaining disallowance of Rs. 2,16,25,812/- in respect of claim of business promotion, computer software expenses and depreciation.

3. Brief facts are that the assessee is engaged in the business of manufacture of smart cards used as identity cards, licenses and for election identity cards supplied to Election Commission of India. For A.Y. 2005-06, the assessee filed return declaring total income of Rs. 1,71,11,890/-. During the course of assessment proceedings the AO questioned about the expenses incurred in relation to business promotion; computer software depreciation. AO received information from Investigation Wing, Delhi, in the form of copy of a statement & affidavit in respect of one Shri S.K. Gupta, CA. He 2 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

was alleged to be running/ controlling a number of companies engaged in issuing accommodation bills. It is observed by AO that during the course of search of premises of Shri S.K. Gupta, number of bills issued by such companies were found and seized. In statement recorded on oath he admitted that some of his companies were issuing accommodation bills to various customers; they had no infrastructure to provide the services mentioned in the bills. AO has also observed on page 2 of his order that during the course of search some incriminating documents were found relating to various customers, including the assessee. Shri S.K. Gupta's affidavit dated 5-2-2007 deposed as under:

"I, S.K. Gupta, S/0 Shri G.L. Gupta on behalf of my group of companies (enclosed as per Annexure A) having registered office at H-108, IInd Floor, Opp. Hotel Marina, Connaught Place, New Delhi in India, do hereby solemnly7 affirm as under:
1. That I had given statements u/s 131 and 132(4) of the Income Tax Act, 1961 on December 27,2006 and December 13, 2006, that I have provided accommodation bills to Reliance and various other parties and I affirm that whatever I have said in my above statements is correct except that I have done actual work for Reliance also.
2. That I am willing to pay tax on work done for Reliance Group amounting to Rs. 848 Crore (Rs. Eight forty crorre) [as per Annexure B attached]. I have booked excessive expenditure to understate the profits, but certain expenses were actually incurred for earning the income and as such my group of companies may please be allowed the suitable expenditure, as genuine expenditure has been incurred for earning the income. I am making this disclosure in addition to my earlier surrender of Rs. 3 Crore and I shall not claim any set off against this surrender in any subsequent proceedings under the Income Tax Act, 1961.
3 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

3. That this is my final statement and if I ever say that I have provided accommodation bill to Reliance I can be prosecuted.

4. That I am ready to reconfirm the above facts in my statement u/s 132(4) of the Income Tax Act, 1961 so that I could be saved from penalty proceedings.

Sd/-

DEPONENT Verified and confirmed that information contained under para 1 to 4 of above is true & correct to the best of my information and knowledge.

Sd/-

DEPONENT Given on 5th Day of February 2007 at New Delhi.

ANNEXURE A LIST OF COMPANEIS:

1. B.T. TECHNET LIMITED
2. SWEN TELEVISION LIMITED (Formerly Globex Tech India Ltd.)
3. DCM VAULTS LIMITED
4. CENTENARY SOFTWARE PRIVATE LIMITED
5. ERA ADVERTISING & MARKETING CO. PTV. LTD.
6. KONICHIVA BUILDERS LIMITED
7. CAMSOFT (INDIA) PVTL. LTD.
8. KRISHNA INFORMEDIA LIMTIED (Formerly Bolni Exim (India) Ltd.)
9. SPG FINVEST PRIVATE LIMITED
10. TRUMP & GATES
11. HIGHTECH COMPUTECH PVT. LTD."
3.1. AO called on the assessee to explain the entries found in the searched documents in respect of Esquire Printer and Stationery, Centenary Software 4 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

Pvt. Ltd., Hitech Computech Pvt. Ltd., Power Gold Electrical Pvt. Ltd., and Globex Tech India Ltd. and proposed to treat the bills as bogus in view of Shri S.K. Gupta's statement and affidavit.

3.2. Assessee filed replies, which in effect contend dated 28-12-2007 explaining as under:

(i) That Mr. Gupta's statement was general, contradictory and accepted that in some cases software supplied. It was no where stated that the bills raised by his companies on M/s Subba Microsystem Ltd. are accommodation bills.
(ii) No specific incriminating material in respect of assessee was found in the search at Mr. Gupta's premises.
(iii) That all payments made o to above parties have been made by a/c payee cheques and after deducting required tax at source.
(iv) That the assessee be provided an opportunity to cross examine Mr. S.K. Gupta.

3.3. AO, however, inferred as under:

(i) Shri S.K., Gupta has confirmed that neither services nor supplies were rendered. Direct mention of the assessee's name in statement was not material.
(ii) Claim of the assessee that payment by a/c payee cheques and deduction of TPS do not make transaction sacrosanct, reliance was placed on CIT v. Precision Finance Pvt. Ltd. 208 ITR 465 (Cal.).
(iii) The request that the assessee be provided an opportunity to cross-

examine Mr. S.K. Gupta, is also not acceptable. In view of the overwhelming evidence against the assessee, the onus to prove the 5 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

transaction as genuine was on the assessee. It was the assessee who was required to produce Mr. Gupta in support of the transaction. Failure in doing so renders the explanation of the assessee unacceptable.

3.4. The AO thus solely relying on S.K. Gupta's statement, made these additions on account of software & various other expenses. 3.5. Aggrieved, assessee preferred first appeal. CIT(A) confirmed the additions by following observations:

(i) Disallowance of Rs. 2,106,25,812/-; business promotion; & depreciation on software:
"6.3. The submission given by the appellant has been considered and its contention that Sh. S.K. Gupta has nowhere stated that the bills issued to M/s Subba Microsystem Ltd. are accommodation bills, is not acceptable for in his statement Sh. S.K. Gupta has explicitly stated that his dealings with all the concerns except Reliance Industries were not genuine. The exclusion of Reliance Industries implies that the transactions with all the other concerns were sham and bogus. There was no necessity for him to name all the concerns with whom he had bogus dealings. For he ahs already stated that with the sole exception of Reliance Industries, all other transactions entered with the other companies were not genuine. This would by implication include the appellant company.
6.4. Regarding the contention of the appellant that it should have been given an opportunity to cross examine Sh. S.K. Gupta, is not acceptable for the appellant was confronted with the statement of Sh. S.K. Gupta and the copy of affidavit was given to him. The appellant company has nowhere rebutted the affidavit of Sh. S.K. Gupta by filing a rejoinder affidavit. Nothing prevented the appellant company from filing a rejoinder Affidavit. The assessee company has not taken any pains to contradict the statement of Sh. S.K. Gupta nor it could furnish any evidence to establish that the affidavit filed by Sh. S.K. Gupta was inaccurate.
6 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.
6.5. In his statement Sh. S.K. Gupta has brought out the modus operandi of his operation. Since the appellant alleges that all the transactions were genuine, nothing prevented him from producing Sh. S.K. Gupta before the Assessing Officer and cross-examine Sh. S.K. Gupta. However, the appellant made no such efforts. Looking into the above discussion, since appellant has made no efforts to contradict the statement of Sh. S.K. Gupta, the disallowance of Rs. 2,16,25,812/- made by the Assessing Officer is justified and both the second & third grounds of the appellant are hereby dismissed.
(ii) Deferred revenue expenditure:
"Since the advertisement expenses have been held to be revenue in nature and they pertained to the Asstt. Yr. 2000-01, therefore, the same cannot be allowed during this year. Thus this ground of the assessee is also dismissed.' Aggrieved, assessee is before us.

4. Learned counsel contends that AO only gave a copy of the statement and affidavit of Shri Gupta and inquired in respect of assessee's transactions in respect of the following companies:

(1) Esquire Printer & Stationers (2) Centenary Software Pvt. Ltd.
(3) Hitech Computech P. Ltd.
(4) Power Gold Electrician Pvt. Ltd.
(5) Globex Tech India Ltd.
4.1. The assessee explained by various letters representing as under:
(1) The said Shri S.K. Gupta has no where specifically stated that bills raised by his companies on the assessee M/s Subba Microsystem Ltd.

were accommodation bills. Only by a general and sweeping 7 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

statement he has stated that these companies indulge in accommodation entries.

(2) In some cases he has himself accepted that software and services were provided and in some cases software and services were outsourced.

(3) Assessee had made all the payments to these companies by a/c payee cheques and TDS has been deducted therefrom. Assessee has duly deposited the TDS amount in govt. treasury.

(4) The assessee requested to be provided an opportunity to cross- examine Mr. S.K. Gupta.

4.2. AO, however, made the additions by holding in para 3.9 as under:

i) The request of cross-examination of Mr. Gupta was not acceptable.
ii) In view of the overwhelming evidence against the assessee, the onus to prove the transaction as genuine was on the assessee.
iii) The assessee was required to produce Mr. Gupta in respect of these transactions and as assessee failed to produce him, therefore, the explanation rendered by the assessee was unacceptable.

4.3. AO instead of giving opportunity of cross-examination of Shri S.K. Gupta, arbitrarily held that as all the above companies belonged to Shri S.K. Gupta and they were providing accommodation entries to facilitate the customers in reducing the taxable income. The assessee was resultantly a beneficiary by way of the bogus bills. Consequently, following additions were made:

8 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

S.No. Name of the company Amount of Type Disallowance bill

1. Esquire Printers & 30,64,530 Exp. 100% 30,64,530 Stationers (Diwali Gift Exp. Business promotion)

2. Hitech Computech 35,00,000 Fixed Asset 21,00,000 Pvt. Ltd. [Computer 60% dep.

      & Software]                              Disallowed
3.    Power           Gold       59,35,470     Fixed Asst.            35,61,282
      Electronics Systems                      Dep. 60%
      Pvt. Ltd. (Computer
      Software purchase)
4.    Centenary Software         30,00,000     Fixed Asset            18,00,000
      Pvt. Ltd. (Computer                      60% Dep.
      & Software)
5.    B.T. TechNet Ltd. 1,50,00,000            Fixed Asset            90,00,000
      (Computer          &                     60% Dep.
      Software)
6.    Globex Tech India          35,00,000                            21,00,000
      Limited
                                               Total:              4,16,25,812

4.4. Learned counsel vehemently contends that the basis for addition in the case of assessee as adopted by the AO and confirmed by CIT(A) is totally misconceived and against the settled proposition of law. Hon'ble Supreme Court has squarely held that what is stated by the assessee is presumed to be true, unless it is proved otherwise by the Department, therefore, the burden of proof ultimately lies on AO. The assessee maintains regular books of accounts which are duly audited; the transactions in question are through banking channels; all the requisite invoices were produced before AO and duly incorporated in the books of accounts; the cheques received by the assessee have been cleared by suppliers, which are reflected in the bank statements and after clearance they have been credited to the respective 9 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

companies as mentioned above. Besides, the assessee has deducted TDS where-ever applicable and deposited the same in the government treasury and filed the requisite statutory forms and issued certificates in favour of the deductees. The payment of TDS requires TIN nos. and PAN nos. All these records clearly demonstrate the identity of the deductee and genuineness of transactions. All these evidences attribute apparent and cordial state of affairs and if the department has to prove otherwise, the burden squarely lies on it and not assessee. AO and CIT(A) both in their order have thirsted the entire burden on the assessee on every aspect. 4.5. In respect of Shri S.K. Gupta, following is pleaded:

(1) He has not given the alleged statement and affidavit in proceedings initiated against the assessee; they were given is Shri S.K. Gupta's own proceedings and not that of assessee. Therefore, they may create a suspicion but the copies thereof without corroboration cannot beheld to be conclusive proof against the assessee. To prove the contents of statement and affidavit in the case of a third party, the burden lies squarely on the department and not on the assessee. (2) Shri S.K. Gupta no where in his statement has specifically deposed that the transactions with the assessee are bogus rather it states that in some cases supplies of services were rendered by such companies.

Therefore, this statement by itself cannot become a basis to make additions in the hands of the assessee which are effected through banking channels and after due statutory compliance in respect thereof.

(3) It is a settled principle of law that no addition can be made in the hands of the assessee without cross-examination of the person who alleges against it. Assessee before AO and CIT(A) repeatedly 10 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

requested for the cross-examination of Shri S.K. Gupta, which has been specifically denied on the basis that the copy thereof were supplied to assessee and they were not rebutted by rejoinder affidavit. (4) Assessee on every stage vehemently opposed the statement and affidavit of Shri S.K. Gupta and additions based thereon in writing. It is not fair on the part of the CIT(A) to hold that assessee has not countered the contents by an affidavit. The entire statement and affidavit has been opposed by the assessee at every level of proceedings. Both the ld. Lower authorities did not provide the opportunity by holding that the assessee was given sufficient material. Refusal of cross-examination of Shri S.K. Gupta, which neither names the assessee nor given in the proceedings connected with assessee, is untenable and makes the additions, arbitrary, based on such assumptions which cannot be sustained in the eyes of law. (5) Learned counsel further contends that the assessee's main dealings are with Election Commission of India for supply voter identity cards etc. and other customers for I.D. cards. The entire business operations are based on public relations and software services. The sales made to Election Commission and other customers have been accepted. The assessee cannot carry out its business without the help of software and since its business depends on public relations for securing various orders in respect of identity cards and voter identity cards. This requires intensive use of software and supply of presentation items to various customers for effective business operations.

(6) In view of the entirety of facts, it becomes clear that the additions made are unsubstantiated, based on copies of statement and affidavit 11 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

of a third party in the proceedings conducted at third party. Therefore, there is no material on record which in legal terms makes any basis for such additions in the hands of the assessee. (7) A perusal of the affidavit given by Shri S.K. Gupta further reveals that the same is contradictory. In para 1 itself on one hand he states that he has provided accommodation bills to Reliance and various parties and in another sentence has stated that he has done actual work for the Reliance. It indicates Shri S.K. Gupta had to deal with huge corporation like Reliance and rendered services which presupposes actual services. If he render actual service with Reliance, it could have been rendered to other parties as well including assessee.

(8) In second para of the affidavit it is deposed that he has done work of Rs. 848 crores with Reliance which constitutes actual work. It is further deposed that he has booked actual expenses for earning the income, therefore his group companies may be allowed the suitable expenditure as the same is genuine.

(9) He has made a disclosure of Rs. 3 crores vide statement dated 27-12- 2006. He further states that he will not claim any set of this surrender. The affidavit clearly proves that Shri S.K. Gupta and his companies were also engaged in actual rendering of services and incurring genuine expenditure and had wherewithal to transact as big of services as Rs. 848 crores to Reliance. AO has not referred to any such disallowance in the hands of the Reliance. (10) In the statement dated 27-12-2006, question no. 4 and reply is referred as under:

12 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

"Q.4. I am showing you the bills (Annex. 14) page 68 raised by Krishna Infomedia Ltd. to M/s Accord Insurance Services on account of consultancy charges for rendering ________ & insurance advisory services Rs. 1,10,200/-. Pl. state whether these services were actually provided & if so, names and addresses of the persons who provided the above services may be given? Ans: Some of the services were provided by us, but I can't give the exact details. Also I cannot give details of the exact nature of services provided or who the employees who provided the above services. I do not have any employee who are specially devoted a skilled for providing insurance services."

This question clearly indicates that Shri S.K. Gupta has no where stated all services rendered by his companies were bogus. Rather it states to the contrary that some of the services were provided. With this admission on record and there being no specific name of the assessee in the entire statement and affidavit, it cannot be held, on assumptions, that the transactions with assessee were bogus. The department has to prove the allegation against assessee. In the absence of even a preliminary cross-examination of Shri Gupta given by the AO or CIT(A) the addition is wholly unsustainable. (11) Question no. 8 and answer is as under:

"Q. 8)- Now I am showing you Annex. 18/ page 100 bill of BT TechNet to Motherson Swan Infotech & Design for production matrix Rs. 51.48 lacs. Next bill raised by BT TechNet to Pashupati Fabrics for software development charges (page no. 111). Annex. 05 (page 50) bill of Swan T.V. to ASL Insurance Brokers etc. pl.

13 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

state what services were provided to these parties?

Ans. In the case of Motherson Swan we have supplied software which was purchased from Swan Software Ltd. without doing any addition. In the case of Swan T.V. we have provided agency services for which we are getting 15% agency service commission for the advertisement shown on Jhankar T.V. In the case of Pashupati Fabrics I don't have the details.

Thus, in the case of Swan T.V. Gupta's companies have provided agency commission for the advertisement and in case of Pashupati Fabrics, it did not have details.

(12) Q. no. 11 and ans. is as under:

"Q. 11:- Now I am showing you the a/c statement of NIIT Ltd. from 07-12-2003 onwards in the books of BT TechNet amounting to Rs. 16,38,000.00 on a/c of Software development services. Pl. specify what services were provided by whom, the location, names of software engineers etc.?
Ans: I do not have any details right now, but I want to say that names were not provided directly by us, but took the help of other coys. To him provided by other coys. and bill was raised to them through us. Some services are directly provided by us.
The question clearly indicates in many cases the services were provided directly but it was through other companies and bills were raised through Mr. Gupta's company and in some cases services were directly provided by his companies.
(11) It is contended that this statement and affidavit prove that his companies were giving services in some cases and in some cases

14 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

service was provided through other companies and bills were raised by his companies. The services are actually provided to the assessee, invoices are raised; cheques are issued and cleared; relevant applicable TDS is deducted. In such eventuality, it does not become the concern of the assessee as to who in the back is making supplies and rendering services. The department is putting the statement of Shri S.K. Gupta and affidavit in assessee's case to project a wrong picture as if Shri S.K. Gupta has entirely accepted that all the services and supplies are bogus.

(12) Question nos. 16, 17 & 18 and answers to them are as under:

"Q. 16: In response to q. 8 you have stated that software was purchased from Swan Software Ltd. & then supplied to Motherson Swan. Pl. give the name & address of the coy. From where you had dealings as above? Ans: I am unable to recall presently.
Q. 17: Pl. specify the names of all the coys./ accommodation bills have been provided by your group entities?
Ans: I don't remember right now and will provide all the details after going through all the bills. Q. 18: Pl. provide the asstt. Details of all your group coys. for the last six years in the capacity of directors and otherwise with family members.
Ans: Yes sir, we will provide the asked details on 29-12- 2006.
4.6. These questions and answers clearly state that Shri Gupta's group companies were carrying of various activities including supply of software.

15 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

Though he has named many other companies, assessee does not appear in such names.

4.7. Question no. 18 clearly indicates that all his companies were assessed to tax, whose details were called for by department. No such details have been provided to assessee. Thus the information being relied is partial.

Neither these complete details have been made available to the assessee nor the cross-examination of Shri S.K. Gupta has been provided. Both the lower authorities have unjustifiably turned down the request of cross-examination and without bringing any corroborative material on the basis of partial information i.e. copy of statement and affidavit given by Shri S.K. Gupta.

4.8. The statement rather supports the case of the assessee; the contents of affidavit are contradictory and clearly indicates that Shri Gupta's companies had huge business relationship on actual terms with Reliance with a turn over of Rs. 840 crores. There is no whisper in the assessment order that anything adverse has been inferred on the Reliance by such statement.

4.9. Learned counsel thus contends that the entire addition has been made by denial of natural justice; unnecessarily shifting the burden on the assessee to produce Shri S.K. Gupta which clearly lies on the department and relying on partial/ half backed information 16 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

4.10. Learned counsel contends that similar issue came up for consideration in other cases of S.K. Gupta associated companies in respect of software and other supplies. In the case of M/s QGS Training Institute (P) Ltd. for A.Y. 2004-05 in ITA no. 2571/Del/10, ITAT Delhi Bench 'F' vide order dated 28-1-2011 has allowed expenditure of software development charges by following observations:

"4. It is the AO's case that a sum of Rs. 3,25,000/- shown to have been incurred by the assessee towards software development charges is bogus and is merely an accommodation entry taken from M/s Cam Soft India (P) Ltd. Out of the total expenditure claim of Rs. 3,25,000/-, a sum of Rs. 1,62,500/- has been claimed by the assessee in the current assessment year and the balance 50% claimed in the subsequent assessment year 2005-06. In this case, the assessee ahs produced various documents and papers which are placed in the paper book filed by the assessee. We have gone through the ledger account of M/s Cam Soft India (P) Ltd. which is placed at page 16 of the paper book. We find that the assessee has credited the account of M/s Cam Soft India (P) Ltd. by Rs. 3,25,000/- on 20-3-2004 on account of software development charges against which, the assessee made a payment of Rs. 2 lakhs by cheque on 22-3- 2004 and out of which, the assessee also deducted tax at source amounting to Rs. 4,000/- and Rs. 2,663/- leaving a balance of Rs. 1,18,327/- payable by the assessee. The assessee has also produced before us the copy of vouchers as well as bill submitted by The AO has merely treated the transaction M/s Cam Soft India (P) Ltd. The AO has merely treated the transaction with M/s Cam Soft India (P) Ltd. to be in the nature of accommodation entry on the basis of report of Investigation officer but has not provided any opportunity to the assessee to cross-examine the party. Further, the AO has treated the transaction to be in the nature of accommodation entry on the basis of statement of one Shri S.K. Gupta. However, on perusal of the statement of Shri S.K. Gupta no such allegation has been 17 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.
made that the transaction with the assessee was actually not undertaken but was mere a book entry. The assessee was not provided to cross-examine Shri S.K. Gupta and therefore, the inference drawn from the statement cannot be relied upon particularly in view of the fact that the assessee has produced the copy of voucher and bill issued by M/s Cam Soft India (P) Ltd. and payment has been made by account payee cheque. We, therefore, hold that there is no sufficient material on record to establish that assessee has not actually purchased the software development from M/s Cam Soft India (P) Ltd. We, therefore, delete the disallowance on the facts of the present case.

5. Since in the reassessment the only addition made by the AO was Rs. 1,62,500/- being 50% of the software development charges and that has been deleted by us, the question about the validity of reassessment proceedings initiated by the AO u/s 147/148 of the Act has become academic and we, therefore, do not proceed to decide the same which has become redundant at this stage."

4.11. The facts being similar, it cannot be held in the case of the assessee that all the supplies made by S.K. Gupta companies were accommodation entries; more so when assessee's name no where fingers in statement or affidavit.

4.12. Learned counsel further contends that in this year assessee claimed 60% depreciation on software and computer accessories and the remainder was carried as WDV in the next year. AO and CIT(A) disallowed 60% deprecation. However, in subsequent assessment year 2006-07 by an order u/s 143(3), AO has allowed the depreciation on the remainder WDV. The relevant order, statement schedule of assets is enclosed on the paper book.

18 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

Learned counsel contends that this order is now final and department cannot take probate and reprobate on same set of facts.

4.13. Learned counsel contends that there is no material on record to sustain such additions as raised in question nos. 1 to 3, which may be deleted.

4.4. Apropos ground no. 4 learned counsel contends that the issue in question is squarely covered in its favour by order of ITAT Delhi Bench 'G' rendered in ITA no. 4508.Del/07 for A.Y. 2004-05 dated 30-1-2009 in which the ITAT has allowed the deferred revenue expenditure on the basis of reasonable consideration by following observation:

"8. In the previous year relevant to A.Y. 2000-01, expenditure of Rs. 14,25,724/- was incurred by the assessee company on advertisement. As claimed by it, the deduction on account of the said expenditure was not claimed in AY 2000-01 due to inadequate profits and the same was claimed in the next five assessment years by amortizing the said expenditure. In the initial three years i.e. AY 2001-02, 2002-03 & 2003-04, the deduction so claimed stood allowed to the assessee company in the summary assessments completed u/s 143(1). In the year under consideration, the said deduction, however, was disallowed by the AO on the ground that the advertisement expenses having been incurred by the assessee company in the previous year relevant to AY 2001-02, the same did not pertain to the year under consideration i.e. AY 2004-05. The learned CIT(A), however, deleted the said disallowance made by the AO on this issue, inter alia, on the ground that the assessee company having suffered heavy losses in the earlier years, the allowing of deduction for the entire amount of advertisement expenditure in AY 2001-02 or allowing of amortization of the said expenditure over a period of five years would have same 19 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.
impact on revenue. After considering the rival submissions and perusing the relevant material on record, we find this basis adopted by the ld. CIT(A) while allowing the claim of the assessee on account of amortized advertisement expenditure to be quite reasonable in the facts and circumstances of the case. Even the learned DR has not been able to raise any material contention to challenge this basis adopted by the learned CIT(A). We, therefore, find no justifiable reason to interfere with the impugned order of the learned CIT(A) on this issue and upholding the same, we dismiss ground no. 2 of the Revenue's appeal.

5. Learned DR, on the other hand, supports the orders of lower authorities and contends that it is not obligatory on the part of AO to provide cross-examination of the witnesses in each and every case. In the assessee's case it had dealings with Shri S.K. Gupta and the burden to produce him was on the assessee, which has not been discharged. Copy of said statement and affidavit of Shri S.K. Gupta was provided to assessee, therefore, it had the knowledge about allegations against him and burden was on the assessee to effectively discharge the same. In the absence thereof, the additions were rightly made.

6. Learned counsel for the assessee in rejoinder contends that Shri S.K. Gupta was department's witness as it was relying on his statement and affidavit, therefore, the burden to prove did not lie with assessee. The assessee discharged its burden by proving the identity of the supplier, genuineness of the transactions Only a sweeping statement has been held as 20 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

basis for additions that expenditure has been inflated by Shri S.K. Gupta and in some cases he has entered into accommodation transactions. This is a bare statement, which speaks of some details to be filed later which are not communicated; bereft of any cogent evidence and with number of self contradictions; this cannot be made a basis for such additions. If the cross-

examination is not to be provided as an exception, then it is for the AO to make out such a case; it cannot be denied casually. Shri S.K. Gupta hails from Delhi, all his concerns are income-tax assessees, therefore, he could have been very well produced by the lower authorities for cross-

examination. By a wrong pretext the burden to produced Shri S.K. Gupta has been thrusted on the assessee which is untenable and unjustified.

7. We have considered rival contentions and perused the material available on record. The sole basis for additions in the assessee's case is attributed to the statement and affidavit of said Shri S.K. Gupta, which are referred to above. From the above, following facts clearly emerge:

(i) In the said statement and affidavit, the assessee's name does not find any specific mention.
(ii) During the course of search in the premises of Shri S.K. Gupta, it is alleged that some incriminating material was found but nothing has been referred to in assessee's case against it which implies that there 21 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

was no direct evidence found during the course of search in respect of any transaction with the assessee

(iii) The statement and affidavit refer to details filed by Shri S.K. Gupta in respect of various questions, specifically which have not been supplied to assessee.

(iv) Except copy of statement and affidavit, no other incriminating material was communicated to assessee.

(v) Reference to various questions of statement and affidavit of Shri S.K. Gupta admits that in some of the cases supply of services of software were effected.

(vi) Assessee's interest for cross-examination of Shri S.K. Gupta which ahs been specifically denied on the reason that supply of statement and affidavit was enough and the cross-examination will not be provided.

(vii) The assessee has been saddled with the burden to produce Shri S.K. Gupta, though he was proposed by the department as its witness, since the reliance was placed by it on the statement and affidavit.

(viii) ITAT in the case of M/s QGS Training Institute (P) Ltd. (supra) has held that in these facts and circumstances the material on record cannot be said sufficient material to establish that there were no actual purchase of software.

22 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

7.1. In view of these facts, we hold that Shri S.K. Gupta was a departmental witness and the burden to produce him for cross-examination was on the department, which ahs not been discharged. In the absence of such cross-examination, agreeing with M/s QGS Training Institute (P) Ltd.

(supra), it is held that there is no sufficient material on record to establish that assessee's purchases from S,K, Gupta companies were not genuine.

Even if we consider the merit, Shri S.K. Gupta throughout his statement has not stated that all the supplies by its companies were accommodation in nature. In the absence of assessee's specific name in any of the incriminating material, statement or affidavit, it cannot be held that assessee's purchases were bogus on the basis of statement and affidavit.

7.2. In the statement and affidavit given by Shri S.K. Gupta during the course of search, there is neither any reference or reliance to such material.

Under these circumstances, the information being relied on by the department becomes incomplete and for want of cross-examination and the fact that Shri S.K. Gupta has no where stated that all the supplies were accommodation or bogus in nature. He ahs accepted that in various cases goods and services were transacted and with Reliance it had actual transactions of about Rs. 840 crores. In view of the foregoing we see no 23 ITA no. 5/Del/11 M/s Subba Microsystem Ltd.

justification in these additions, which are deleted. Ground nos. 1, 2, & 3 of assessee are allowed.

7.3. Coming to ground no. 4, respectfully following ITAT judgment in assessee's own case for A.Y. 2004-05 (supra), we allow the claim of the assessee in respect of deferred revenue expenditure.

8. In the result, assessee's appeal is allowed.

Order pronounced in open court on 25-11-2011.

Sd/-                                           Sd/-
( K.G. BANSAL )                                ( R.P. TOLANI )
ACCOUNTANT MEMBER                                JUDICIAL MEMBER
Dated: 25-11-2011.
MP
Copy to :
   1. Assessee
   2. AO
   3. CIT
   4. CIT(A)
   5. DR