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 27, Cited by 0]

Income Tax Appellate Tribunal - Chennai

The Krishnagiri Co-Op Hos,Krishnagiri vs Ito, Circle-1(1), Salem on 28 April, 2026

आयकर अपील य अ धकरण, 'डी' यायपीठ, चे नई IN THE INCOME TAX APPELLATE TRIBUNAL 'D' BENCH, CHENNAI ी जॉज जॉज के, उपा य एवं सु ी प मावती एस, लेखा सद य के सम BEFORE SHRI GEORGE GEORGE K, VICE PRESIDENTAND MS PADMAVATHY S, ACCOUNTANT MEMBER आयकर अपील सं./ITA No.: 1093/CHNY/2026 िनधारण वष/Assessment Year: 2017-18 The Krishnagiri Co Op HOS, The Income Tax Officer, 15A, Colony West Link Road, Vs. Circle 1(1), Krishnagiri H.O, Salem.

Krishnagiri - 635 001.


   PAN: AAAAT 9223F
       (अपीलाथ /Appellant)                         ( यथ /Respondent)


     अपीलाथ क ओर से/Appellant by       : Shri S. Sridhar, Advocate (Erode)
       यथ क ओर से/Respondent by         : Shri Praveen S, Addl.CIT

     सुनवाई क तारीख/Date of Hearing          : 21.04.2026
     घोषणा क तारीख/Date of Pronouncement     : 28.04.2026



                             आदेश/ O R D E R

PER GEORGE GEORGE K, VICE PRESIDENT:

This appeal filed by the assessee is directed against the order of the Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi, dated 31.12.2025 passed under section 250 of the Income Tax Act, 1961 (hereinafter called 'the Act'). The relevant Assessment Year is 2017-18.

                                       -2-                    ITA No.1093/Chny/2026

2.      Two issues are raised in this appeal

        i.     Whether the First Appellate Authority (FAA) is justified

in confirming the addition of Rs.27,08,500/- u/s.68 r.w.s.115BBE of the Act.

ii. Whether the FAA is justified in confirming the disallowance of claim of deduction u/s.80P(2)(a)(i) of the Act amounting to Rs.30,88,693/-.

3. Brief facts of the case are as follows: The assessee is a co-

operative society registered under the Tamil Nadu Societies Act, 1983. It is engaged in the business of accepting deposits, providing housing and allied credit facilities to its members. For the assessment year 2017-18, assessee did not file its return of income within the time prescribed u/s.139(1) of the Act.

Subsequently, manual return was filed on 27.08.2019 and return was filed electronically on 10.09.2019 declaring 'nil' income after claiming deduction u/s.80P(2)(a)(i) of the Act. The assessment was taken up for scrutiny and several notices u/s.142(1) of the Act was issued. During the course of assessment proceedings, it was noticed that assessee had made cash deposits aggregating to Rs.34,95,500/- in demonetized currency during the period 09.11.2016 to 30.12.2016. The AO further noticed cash balance

-3- ITA No.1093/Chny/2026 available in Specialized Bank Notes (SBNs) as on 08.11.2016 was only Rs.7,87,000/-. The AO held that the difference amounting to Rs.27,08,500/- is unexplained cash deposits u/s.68 r.w.s.115BBE of the Act, since the assessee was not authorized to accept the demonetization currency subsequent to 08.11.2016.

4. As regards the claim of deduction u/s.80P(2)(a)(i) of the Act of Rs.30,88,693/-, the AO observed that assessee society had admitted 'A' class members and 'B' class members. It is further noted that deposits were accepted and loan were extended even to 'B' class members, who did not possess voting rights. The AO held that assessee had violated the rules of the society by extending credit facilities to 'B' class members and relying on the judgment of Hon'ble Apex Court in the case of Citizen Co-

operative Society Limited vs. ACIT reported in 397 ITR 1 (SC) disallowed the deduction claimed u/s.80P(2)(a)(i) of the Act.

Further the AO treated the return filed as non-est and completed the assessment u/s.144 of the Act vide order dated 26.09.2019.

In the assessment completed the total income was assessed at Rs.57,97,193/- comprising of addition u/s.68 of the Act of Rs.27,08,500/- and disallowance of deduction u/s.80P(2)(a)(i) of the Act of Rs.30,88,693/-.

-4- ITA No.1093/Chny/2026

5. Aggrieved by the assessment order dated 26.09.2019 completed u/s.144 of the Act, assessee filed appeal before the First Appellate Authority (FAA). The FAA rejected the grounds raised by the assessee and dismissed the appeal of the assessee.

As regards the addition of Rs.27,08,500/- is concerned, the FAA held that assessee has not given satisfactory explanation regarding the nature of source of excess cash deposits. As regards the denial of deduction u/s.80P(2)(a)(i) of the Act is concerned, the FAA confirmed the view of the AO by stating that assessee had accepted deposits and advanced loans to non-

members namely 'B' class members who did not enjoy full membership rights, hence, violated the principle of mutuality.

Therefore, the FAA held that the judgment of Hon'ble Apex Court in the case of Citizen Cooperative Society Ltd., supra, is applicable to the facts of the instant case.

6. Aggrieved by the order of the FAA, assessee has filed the present appeal before the Tribunal. The assessee has filed a paper-book enclosing therein the written submissions filed during the course of appellate proceedings and the case laws relied on.

The Ld.AR reiterated the submissions made before the Income-

tax Authorities.

-5- ITA No.1093/Chny/2026

7. The Ld.DR on the other had supported the orders of the AO and the FAA.

8. We have heard rival submissions and perused the material available on record. Two issues arise for our consideration namely, (i) addition made u/s.68 r.w.s.115BBE of the Act amounting to Rs.27,08,500/- and (ii) disallowance of claim of deduction u/s.80P(2)(a)(i) of the Act amounting to Rs.30,88,693/-. We shall adjudicate the two issues as under.

Addition of Rs.27,08,500/- u/s.68 r.w.s.115BBE of the Act

9. During the course of assessment proceedings, assessee had filed the cash book, P&L account, balance sheet and also tally cash abstract of the assessee society. Out of the total cash deposits of Rs.34,95,500/-, the AO noticed that assessee had cash balance of Rs.7,87,000/- as on 08.11.2016, the balance of Rs.27,08,500/- was treated as unexplained cash credits u/s.68 of the Act primarily for the reason that assessee was not an authorized person to accept demonetized currency subsequent to 08.11.2016. In this context, the Chennai Bench of the Tribunal in the case of Tamil Nadu State Marketing Corporation Ltd., vs. ACIT in ITA No.431/CHNY/2023 (order dated 07.10.2024) had

-6- ITA No.1093/Chny/2026 categorically held that up to 30.12.2016, assessee could have deposited old / demonetized currency into his bank account and the necessity was only to explain the source for the same. The relevant finding of the Chennai Bench of the Tribunal read as follows:-

"8. We have heard rival contentions and gone through facts and circumstances of the case. The admitted facts are that the assessee is a company wholly owned by Government of Tamil Nadu and is conducting its retail business of IMFS and Beer through 6200 retail vending shops located all over Tamil Nadu (till November, 2016). These shops functioned under the control of 38 district managers. Admittedly, sale per day was ranging from Rs.80 crores to Rs.110 crores approximately and these shops are located across Tamil Nadu from remote villages to corporate areas. The shop personnel of the retail vending shops located in other areas are depositing the previous day sale proceeds on the following day into non operative collection accounts of designated bank branches. The assessee before AO and before CIT(A) and even now before us in its paper-book consisting of 238 pages filed complete details giving the branch-wise cash deposits, date-wise deposits of SBNs. Admittedly, during demonetization period from 09.11.2016 to 30.12.2016, all retail vending shops throughout the state have deposited a sum of Rs.3506 crores including closing balance as on 08.11.2016. These deposits are consideration received for sale of IMFS and beer sold to the ultimate customers as contended by assessee but contested by revenue. During the period 09.11.2016 to 30.12.2016, the assessee found to have exchanged for value by deposit of Specified Bank Notes or demonetized currency notes totaling to Rs.145.21 crores in its bank account during the permitted window period for such exchange commencing from 10.11.2016 to 30.12.2016. The assessee found to have been in possession of cash balance of Rs.81.57 crores (including demonetized currency and regular currency) at close of 08.11.2016. The balance sum of Rs.57.29 crores, the assessee claimed that such SBNs have been obtained from its customers in exchange of liquor sold to them during demonetization period i.e., 09.11.2016 to 30.12.2016. Admittedly, the Revenue has not rejected the books of accounts produced before the AO and CIT(A) and accepted the sales made by assessee
-7- ITA No.1093/Chny/2026 including the sales made in demonetized currency from 09.11.2016 to 30.12.2016 and received demonetized currency of Rs.57.29 crores, which was added by AO u/s.69 of the Act as unexplained investment. Admittedly, the amount of Rs.57.29 crores is received by assessee on account of sale of liquor as no contrary evidence was produced by Revenue except a simple allegation that the assessee is unable to substantiate its claim with valid verifiable evidence that it had indeed sold its goods to customers in exchange of SBNs during the period between 09.11.2016 to 30.12.2016. The assessee has produced complete evidence giving the branch-wise and date-wise deposit of SBNs, even now before us which are enclosed in assessee's paper-book at pages 19 to 238.
8.1 Now the question arises whether the demonetized currency received by assessee on account of sale of IMFS and beer to the customers and accepted demonetized currency in return is to be assessed u/s.69 of the Act or not as unexplained investment. The ld.Senior DR has raised a question on this that when there was an express bar by Government on transacting business from 09.11.2016 in SBNs in view of Question No.2 of FAQ issued by RBI on 08.11.2016 vide Circular No.DCM(Plg) No.1226/10.27.00/2016-17. The ld.Senior DR has argued that vide this very circular, the Government of India has declared the SBNs as not a legal currency w.e.f. 09.11.2016 except only from few notified business transactions were permitted to transact in SBNs and that too for a limited period upto 24.11.2016 as far as demonetized currency of Rs.1000/- and Rs.500/- and then it was extended upto 15.12.2016. The ld.Senior DR has also argued that the assessee's nature of business is not covered under the notification of the Government of India exempting certain categories. We noted that the ld.counsel for the assessee in reply to the same referred to Ordinance issued by the Ministry of Law & Justice, Government of India in the Gazette of India, wherein the SBNs were declared or ceased to be liability of RBI or Central Government and penal provisions were incorporated in the same for holding the demonetized currency as well as transacting in the same. The relevant Ordinance No.10 of 2016, The Specified Bank Notes (Cessation of Liabilities) Ordinance, 2016 was brought in on 30.12.2016. We noted that vide this Ordinance dated 30.12.2016 i.e., Specified Bank Notes (Cessation of liabilities) Ordinance, 2016, No.10 of 2016 dated 30.12.2016, has clearly held the demonetized currency to have ceased to be legal tender as pointed out by ld.counsel, the provision
-8- ITA No.1093/Chny/2026 of Section 5 very categorically states that no person shall knowingly or voluntarily hold or transfer any Specified Bank notes on or from the appointed day of 31.12.2016. The relevant provisions of section 5, 6, 7 & 8 reads as under:-
5. On and from the appointed day, no person shall, knowingly or voluntarily, hold, transfer or receive any specified bank note:
Provided that nothing contained in this section shall prohibit the holding of specified bank notes.
(a) by any person-
(i) up to the expiry of the grace period; or
(ii) after the expiry of the grace period, (A) not more than ten notes in total, irrespective of the denomination; or (B) not more than twenty-five notes for the purposes of study, research or numismatics;
(b) by the Reserve Bank or its agencies, or any other person authorised by the Reserve Bank;
(c) by any person on the direction of a court in relation to any case pending in that court.

6. Whoever knowingly and wilfully makes any declaration or statement specified under sub-section (1) of section 4, which is false in material particulars, or omits to make a material statement, or makes a statement which he does not believe to be true, shall be punishable with fine which may extend to fifty thousand rupees or five times the amount of the face value of the specified bank notes tendered, whichever is higher. Penalty for contravention of section 5

7. Whoever contravenes the provisions of section 5, shall be punishable with fine which may extend to ten thousand rupees or five times the amount of the face value of the specified bank notes involved in the contravention, whichever is higher. Offences by companies

-9- ITA No.1093/Chny/2026

8. (1) Where a person committing a contravention or default referred to in section 6 or section 7 is a company, every person who, at the time the contravention or default was committed, was in charge of, and was responsible to, the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the contravention or default and shall be liable to be proceeded against and punished accordingly: Provided that nothing contained in this sub-section shall render any such person liable to punishment if he proves that the contravention or default was committed without his knowledge or that he had exercised all due diligence to prevent the contravention or default.

(2) Notwithstanding anything contained in sub-section (l), where an offence under this Ordinance has been committed by a company and it is proved that the same was committed with the consent or connivance of, or is attributable to any neglect on the part of, any director, manager, secretary, or other officer or employee of the company, such director, manager, secretary, other officer or employee shall also be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly.

Explanation.-For the purpose of this section,-

(a) "a company" means anybody corporate and includes a firm, trust, a co-operative society and other association of individuals;

(b) "director", in relation to a firm or trust, means a partner in the firm or a beneficiary in the trust.

This was further explained by the Central Government i.e., RBI vide Circular dated 26.05.2017 and the relevant reads as under:-

Why was the Scheme of Withdrawal of Legal Tender Character of the old Bank Notes in the denominations of ₹ 500 and ₹ 1000 introduced?
The incidence of fake Indian currency notes in higher denomination has increased. For ordinary persons, the fake notes look similar to genuine notes, even though no security feature has been copied. The fake notes are used for antinational and illegal activities. High denomination notes have been misused by terrorists and for hoarding black money. India remains a cash
- 10 - ITA No.1093/Chny/2026 based economy hence the circulation of Fake Indian Currency Notes continues to be a menace. In order to contain the rising incidence of fake notes and black money, the scheme to withdraw legal tender character of the old Bank Notes in the denominations of ₹ 500 and ₹ 1000 was introduced.
2. What is this scheme?
The legal tender character of the bank notes in denominations of ₹ 500 and ₹ 1000 issued by the Reserve Bank of India till November 8, 2016 (hereinafter referred to as Specified Bank Notes) stands withdrawn. In consequence thereof these Bank Notes cannot be used for transacting business and/or store of value for future usage.

The Specified Bank Notes (SBNs) were allowed to be exchanged for value at RBI Offices till December 30, 2016 and till November 25, 2016 at bank branches/Post Offices and deposited at any of the bank branches of commercial banks/Regional Rural Banks/Co- operative banks (only Urban Co-operative Banks and State Co- operative Banks) or at any Head Post Office or Sub-Post Office during the period from November 10, 2016 to December 30, 2016.

3. What is the Specified Bank Notes (Cessation of Liabilities) Act 2017?

On February 27, 2017 Government of India notified the Specified Banknotes (Cessation of liabilities) Act 2017. The Act repealed the Specified Banknotes (Cessation of liabilities) Ordinance 2016 providing for cessation of liabilities for the Specified Banknotes (SBNs) and for matters connected therewith and incidental thereto, with effect from December 31, 2016. The SBNs cease to be the liabilities of the Reserve Bank under Section 34 of the RBI Act and cease to have the guarantee of the Central Government.

8.2 The ld.counsel explained that till 31.12.2016, these notes i.e., SBNs in demonetized currency was not held to be illegal tender and there is no provision that holding these notes or transacting the same will amount to violation of any law. Before us, the ld.counsel compared the earlier demonetization scheme of 1978, i.e., The High Denomination Bank Notes (Demonetization) Act, 1978 with the present Demonetization Scheme, whereby the scheme was announced on 16.01.1978 wherein the

- 11 - ITA No.1093/Chny/2026 high demonetization notes of value Rs.500/-, Rs.1000/- or Rs.10000/- was withdrawn from circulation and there was a clear bar in the Act for transfer or receipt of high denomination notes and that demonetized bank notes was ceased to be legal tender vide section 3 & 4 from 16.01.1978 only, which reads as under:-

"3. High denomination bank notes to cease to be legal tender.--On the expiry of the 16th day of January, 1978, all high denomination bank notes shall, notwithstanding anything contained in section 26of the Reserve Bank of India Act, 1934 (2 of 1934), cease to be legal tender in payment or on account at any place.
4. Prohibition of transfer and receipt of high denomination bank notes.--Save as provided by or under this Act, no person shall, after the 16th day of January, 1978, transfer to the possession of another person or receive into his possession from another person any high denomination banknote."

The ld.counsel for the assessee also relied on one decision of Hon'ble Bombay High Court in the case of Narendra G. Goradia (HUF) vs. CIT reported in (1998) 234 ITR 571 and stated that the Hon'ble Bombay High Court has categorically held that where the assessee is required to prove source of money, in such case and once, he is successful in proving that source, he could not be asked to produce proof of acquisition of such amount in currency notes of particular denominations. The ld.counsel for the assessee relied on para 9 of the decision, which reads as under:-

"10. We have also perused the decision of A. Govindarajulu Mudaliar v. CIT, on which reliance is placed by learned counsel for the Revenue. We, however, fail to understand how the above decision helps the Revenue in the instant case. In that case, certain amounts appeared in the account books of a firm of which the assessee was a partner as credits for him. The assessee was asked for an explanation as to how he came to possess this amount. His explanation in regard to the source of this amount in part was not accepted. It was in that context that the Supreme Court observed that where an assessee fails to prove satisfactorily the source and nature of certain amounts of cash received during the accounting year, the Income-tax Officer is entitled to draw the inference that the receipts are of an assessable nature. That is not the position in
- 12 - ITA No.1093/Chny/2026 the case before us. In this case, the assessee could prove satisfactorily the source and nature of the amounts. Addition was made not for that reason. The assessee was further required to prove the receipt of the amount of Rs. 2 lakhs therefrom in high denomination notes. In other words, the assessee was asked to prove as to when and from whom he received the amount in high denomination notes. The assessee gave reasonable explanation for his inability to give detailed account of receipts and disbursements of amounts from time to time in currencies of various denominations including high denomination notes. He could, however, satisfy the authorities about the fact that he was often in possession of Rs. 1,000 denomination notes and the probability of high denomination notes of the value of Rs. two lakhs being included therein. In fact, the Revenue itself was satisfied about the inclusion of 96 notes of Rs. 1,000 each therein. The amount of Rs. 1,04,000 was added as income from undisclosed sources only because, according to the Revenue, the assessee failed to discharge the onus cast on him to prove the acquisition of each and every high denomination note encashed by him. This approach, as earlier indicated, is not correct. The assessee having proved the source and shown satisfactorily the possibility of the inclusion of Rs. 1,000 high denomination notes of the value of Rs. 2 lakhs therein, the addition of Rs. 1,04,000 to his income for his failure to furnish detailed particulars of the receipt of such notes each of the 200 notes of Rs. 1,000 denomination tendered by him for encashment, is not in accordance with law."

This judgment was referred by the ld.counsel for meeting the argument made by ld. Senior DR that the demonetized currency received by assessee in the present case is not out of sale proceeds of liquor. We have gone through the scheme and noted that the Specified Bank Notes (cessation of liabilities) Ordinance 2016 (subsequently this was passed as an Act), was towards cessation of liability of RBI in respect of SBNs with effect from 31.12.2016. The Government of India vide Gazette of India Notification dated 8.11.2016 notified that the SBNs of Rs.500 and Rs.1,000 notes is not a legal tender w.e.f. 9.11.2016. We noted that even the Revenue admitted that the Government has not declared the SBNs as an illegal tender and even possessing of SBNs was not an offence till 31.12.2016. Between the period from 9.11.2016 to 31.12.2016,all the public, who were holding such SBNs were permitted to exchange such

- 13 - ITA No.1093/Chny/2026 holdings against valid currency notes but the scheme itself does not render the SBN as illegal or declaration does not bar in receiving or paying through the SBNs in the course of business like other documents i.e., through cheques, promissory notes, Government securities, which are not legal tender can be freely exchanged so can the SBNs. The Ordinance of December 2016 clearly specifies that on or from 31.12.2016, it is illegal for any person to hold, transfer or receive SBNs. This would mean that prior to 31.12.2016 there is no bar on any person holding, transferring or receiving SBNSs prior to 31.12.2016 was not illegal. If a currency is not a legal tender, only the recipient may refuse or cannot force to receive currency which is not legal tender. When both parties to the transaction agrees, there is no prohibition for one party to transfer and the other party to receive SBNs in the course of a legal transactions prior to 31.12.2016. We noted that with the notification of ''The Specified Bank Notes (Cessation of Liabilities) Act, 2017", even this liability to honour such exchange, transact, transfer or hold SBNs ceased to be operative from 31.12.2016, the appointed date.

8.3 In view of the above provisions, as in the present case, once the receipt of SBNs by assessee is not illegal or barred by any legal provisions the receipt of SBNs cannot be put on a different footing for the purpose of Section 68 or Section 69 of the Act from other currency as the source of SBNs are same as the source of other currency. The SBNs though are not legal tender, is of no consequence for determination of source, because the SBNs can be encashed for the face value with the bank without any question being raised. We further noted from the RBI circulars or CBDT circulars that neither the RBI circulars nor any CBDT circulars including any instructions on demonetization requires any person to disclose the source of SBNs. We noted from the facts of the case placed before us that out of total deposits of Rs.2635.35 Crores were in cash for the month of November 2016, which has been accepted as the value of liquor sold for a sum of Rs.2582.56 Crores, hence it can be easy presumed, unless disproved by Revenue, that the balance sum of Rs.52.79 Crores is out of sale of liquor. There is no basis or evidences or examination of any person for reaching a conclusion that this sum of Rs.52.79 Crores received by assessee has been substituted in demonetized currency. We noted from the evidences placed before us that the observation of the AO that branch wise details of deposits made in SBNs was not available is not correct for the reason that the complete

- 14 - ITA No.1093/Chny/2026 details of deposits of SBNs account-wise, branch-wise was submitted before the AO as well as before the CIT and also before us.

8.4 We have gone through the notifications issued by the RBI and Government of India, to deal with specified bank notes. The only premise of the Revenue is mainly on the issue of notification issued by the RBI to deal with the specified bank notes and argument is that the assessee is not one of the eligible person to accept or to deal with specified bank notes and thus, even if assessee furnish necessary evidence, the assessee cannot accept specified bank notes after demonetization and the explanation offered by the assessee cannot be accepted. No doubt specified bank notes of Rs. 500 & Rs. 1000 have been withdrawn from circulation from 09.11.2016 onwards. The Government of India and RBI has issued various notifications and SOP to deal with specified bank notes. Further, the RBI allowed certain category of persons to accept and to deal with specified bank notes up to 31.12.2016. Further, the specified bank notes (cessation of liability) Act, 2017, also stated that from the appointed date no person can receive or accept and transact specified bank notes, and appointed date has been stated as 31.12.2016. Therefore, there is no clarity on how to deal with demonetized currency from the date of demonetization and up to 31.12.2016. Therefore, under those circumstances, some persons continued to accept and transact the specified bank notes and deposited into bank accounts. Therefore, merely for the reason that there is a violation of certain notifications/GO issued by the Government in transacting with specified bank notes, the genuine explanation offered by the assessee towards source for cash deposit cannot be rejected, unless the AO makes out a case that the assessee has deposited unaccounted cash into bank account in specified bank notes.

8.5 We further noted that the Central Board of Direct Taxes had issued a circular for the guidance of the Revenue Officer to verify cash deposits during demonetization period in various categories of explanation offered by the assessee and as per the circular of the CBDT, examination of business cases, very important points needs to be considered is analysis of bank accounts, analysis of cash receipts and analysis of stock registers. From the circular issued by the CBDT, it is very clear that, in a case where cash deposit found in business cases, the AO needs to verify the explanation offered by the assessee with regard to realization of debtors where said debtors were outstanding in the previous year or credited during the year etc. Therefore, from the circular issued by the

- 15 - ITA No.1093/Chny/2026 CBDT, it is very clear that, while making additions towards cash deposits in demonetized currency, the AO needs to analyze the business model of the assessee, its books of account and analysis of sales etc. In this case, if we go by analysis furnished by the assessee in respect of total sales, cash sales including the cash received in demonetized currency and cash deposits, there is negligible amount in demonetized currency. Therefore, we are of the considered view that when there is no significant change in cash deposits during demonetization period, then merely for the reason that the assessee has accepted specified bank notes in violation of circular/notification issued by Government of India and RBI, the source explained for cash deposits cannot be rejected. Simpliciter violation of certain notification issued by RBI or demonetization scheme announced by Government of India on 08.11.2016 will not entitle the Revenue to make addition u/s.69 or 69A of the Act. Because, the mandate of the provisions of Section 69 & 69A of the Act, i.e., unexplained investments and unexplained money etc., may be deemed to be the income of the assessee for the financial year relevant to assessment year concerned, in which the assessee is found to be the owner of such money, bullion, jewellery or valuable article or unexplained expenditure, if, the such expenditure or such money etc., are not recorded in the books of accounts, if any, maintained by assessee for any source of income and the assessee offers no explanation about the nature and source of such expenditure or acquisition of such money, etc., or the explanation offered by him, in the opinion of AO is not satisfactory. For violation of any RBI notification, etc., can have any civil or criminal liability and can be dealt with under any other provision of law by the concerned authority but for the purpose of bringing the amount under Income-tax, the provisions are very clear i.e., 69 & 69A of the Act. In our considered view, to bring any amount u/s. 69 or 69A of the Act, the nature and source of investment, needs to be examined. In case the assessee explains the nature and source of investment, then the question of making addition towards unexplained investment u/s. 69 of the Act does not arise. In this case, the source of deposits has not been disputed and has been created out of ordinary business sales which has been credited into books of accounts and profits has also been duly included in the return of income filed in relevant assessment year. Therefore, we are of the considered view that, additions cannot be made u/s. 69 of the Act and taxed u/s. 115BBE of the Act towards cash deposits made to bank account of demonetized cash in SBNs."

- 16 - ITA No.1093/Chny/2026

10. In light of the aforesaid order of Chennai Bench of the ITAT, we are of the view that AO is not justified in adding the sum of Rs.27,08,500/- solely for the reason that assessee had transacted in demonetization currency subsequent to 08.11.2016. However, we notice that the source of cash deposits has not been examined by the AO nor by the FAA. The assessee has only produced copy of cash book, the tally cash abstract. However genuineness of the cash transactions and the source of the cash deposits having not been examined, we deem it appropriate to restore this issue to the files of the AO. The AO is directed to examine whether these cash deposits of Rs.27,08,500/- is from genuine source and if so, the same shall not be added as unexplained u/s.68 of the Act.

We also state whatever addition that is sustained by the AO u/s.68 of the Act will attract tax at rate of 30% instead of 60% for the relevant assessment year namely 2017-18 in light of the judgment of Hon'ble Jurisdictional High Court in the case of S.M.I.L.E Microfinance Limited vs. ACIT in W.P(MD) No.2078 of 2020 and W.M.P.(MD) No.1742 of 2020 (judgment dated 19.11.2024). The relevant finding of the same reads as follows:-

17. In the aforesaid objects and reasons nowhere it is stated that due to "demonetization" the unaccounted money ought to be charged 60% rate of tax. It only states that step had been taken to curb black money by withdrawing Specified Bank Notes of denomination of Rs.500 and Rs.1000. And also states the people may find illegal ways of converting
- 17 - ITA No.1093/Chny/2026 their black money into black again, hence as per experts advice heavy penalty ought to be levied. From the language of the object "that instead of allowing people to find illegal ways of converting their black money into black again", it is evident that the government is intended to impose the same for future transactions. Especially the use of word "again" in the object would clearly indicate it is for future transactions i.e. from 01.04.2017. Therefore this Court is of the considered opinion that the revenue is empowered to impose 60% rate of tax for the transactions from 01.04.2017 onwards and not prior to the said cut-off date. And for prior transaction the revenue is empowered to impose only 30% rate of tax.
11. Accordingly, this issue raised by the assessee is partly-

allowed for statistical purposes.

Addition of Rs.30,88,693/- u/s. 80P(2)(a)(i) of the Act

12. The sole reason for denying the claim of deduction u/s.80P of the Act was that assessee had admitted 'B' class members who were not having voting rights. Since 'B' class members being non-members, assessee society had violated the principle of mutuality by accepting deposits and advancing loans to them.

The AO held that since the principle of mutuality has been violated, the assessee society is not entitled to the claim of deduction u/s.80P(2)(a)(i) of the Act. In this context, the AO relied on the judgment of the Hon'ble Apex Court in the case of Citizen Cooperative Society Ltd., supra. The view taken by the AO was confirmed by the FAA. The members of assessee co-

- 18 - ITA No.1093/Chny/2026 operative society are admitted as per section 2(16) of the TNCS Act. The TNCS Act allows admission of two class Members, A Class (Primary) and B Class (Associate) Members. Section 2(16) of TNCS Act defines "member". The same reads as follows:-

"means a person joining in the application for the registration of a society and a person admitted to membership after registration in accordance with the provisions of this Act, the rules and the by-laws and includes an associate member;"

13. The Hon'ble Supreme Court order in the case of The Mavilayi Service Cooperative Bank Ltd. & Ors. Vs. CIT, Calicut reported in 431 ITR 1, has held as under:-

"46. It must also be mentioned here that unlike the Andhra Act that Citizen Cooperative Society Ltd. (supra) considered, 'nominal members' are 'members' as defined under the Kerala Act. This Court in U.P. Cooperative Cane Unions' Federation Ltd., Lucknow v. Commissioner of Income Tax, Lucknow-l (1997) 11 SCC 287 referred to section 80P of the IT Act and then held:
"8. The expression "members" is not defined in the Act. Since a cooperative society has to be established under the provisions of the law made by the State Legislature in that regard, the expression "members" in Section 80 P(2) (a) () must, therefore, be construed in the context of the 65 provisions of the law enacted by the State Legislature under which the cooperative society claiming exemption has been formed. It İs, therefore, necessary to construe the expression "members" in Section 80-P(2)(a)(i) of the Act in the light of the definition of that expression as contained in Section 2(n) of the Cooperative Societies Act. The said provision reads as under:
"2. (n) Member' means a person who joined in the application for registration of a society or a person admitted to membership after such registration in accordance with the provisions of this Act, the
- 19 - ITA No.1093/Chny/2026 rules and the bye-laws for the time being in force but a reference to 'members' anywhere in this Act in connection with the possession or exercise of any right or power or the existence or discharge of any liability or duty shall not include reference to any class of members who by reason of the provisions of this Act do not possess such right or power or have no such liability or duty;""

Considering the definition of 'member' under the Kerala Act, loans given to such nominal members would qualify for the purpose of deduction under section 80P(2) (a)(i)."

14. The above Judgement of Hon'ble Apex Court will equally applicable to the assessee society, since TNCS Act allows admission of B Class (Associate) Member. The ITAT Chennai in the Case of AA531 Kesarimangalam Primary Agrl. Co-op. Credit Society Ltd in ITA No. 2611/CHNY/2024, allowed the deduction u/s. 80P of the Act by accepting submission made by the assessee on the issue of admission of two classes of member. The relevant finding of ITAT reads as follows:-

"13. Therefore, according to Ld.AR, as decided by Apex Court at para 47 in the case of Mavilayi Service Co-operative Bank (supra), the assessee's claim would be allowable since similar provisions are governing the present case of assessee i.e. TamilNadu Co-operative Societies Act and hence, giving loans by the assessee/primary agricultural credit society to its 'B' class members is perfectly valid because the definition of 'member' under the TNCS Act, permits loans to be given to 'B' class members Hence, giving loan to 'B' class members would not disqualify assessee from claiming deduction u/s.80P(2)(a)(i) of the Act. Therefore, we allow the appeal of the assessee and direct the AO to grant 80P deduction to the extent of Rs.7,06,759/-.
14. In the result, the appeal of the assessee is allowed."
- 20 - ITA No.1093/Chny/2026
15. In light of the aforesaid judicial pronouncements, we direct the AO to allow the claim of deduction u/s.80P(2)(a)(i) of the Act for Rs.30,88,693/-. It is ordered accordingly.
16. In the result, the appeal filed by the assessee is partly-allowed for statistical purposes.
Order pronounced in the open court on 28th April, 2026 at Chennai.
                          Sd/-                                      Sd/-
                      (प मावती एस)                              (जॉज जॉज के)
              (PADMAVATHY S)                          (GEORGE GEORGE K)
        लेखा सद य/ACCOUNTANT MEMBER                   उपा य /VICE PRESIDENT

   चे ई/Chennai,
    दनांक/Dated, the 28th April, 2026

  RSR

  आदे श क      त ल प अ े षत/Copy to:
  1. अपीलाथ /Appellant
  2.    यथ /Respondent
  3. आयकर आयु त /CIT, Salem
  4. वभागीय      त न ध/DR
  5. गाड फाईल/GF.                                          By Order
                                                                    Digitally signed by
                                                     REKHA       REKHA SENTHIL RAJ
                                                     SENTHIL RAJ Date: 2026.04.30
                                                                 10:24:10 +05'30'