Income Tax Appellate Tribunal - Amritsar
Jagjit Singh Chahal,, Amritsar. vs Assessee on 26 September, 2012
IN THE INCOME TAX APPELLATE TRIBUNAL
AMRITSAR BENCH; AMRITSAR.
BEFORE SH. H.S. SIDHU, JUDICIAL MEMBER
AND SH. B.P.JAIN, ACCOUNTANT MEMBER
I.T.A. No.54(Asr)/2012
Assessment year:2008-09
PAN :AAVPC3879J
Sh. Jagjit Singh Chahal, vs. Income Tax Officer,
Amritsar. Wad 4(2), Amritsar.
(Appellant) (Respondent)
Appellant by:Sh. Ashwani Kalia, CA
Respondent by:Sh.R.L.Chhanalia, DR
Date of hearing:26/09/2012
Date of pronouncement:27/09/2012
ORDER
PER BENCH ;
This appeal of the assessee arises from the order of the CIT(A), Amritsar, dated 02.01.2012 for the assessment year 2008-09.
2. The assessee has raised following grounds of appeal:
"1. That on the facts and circumstances of the case, as well as law on the subject, the Ld. CIT(A), Amritsar has erred in confirming the addition of Rs.43,01,000/- made by the AO being the amount deposited in the bank account as appellant's undisclosed income.2 ITA No.54(Asr)/2012
2. That on the facts and circumstances of the case, as well as law on the subject, the Ld. CIT(A), Amritsar, while confirming the above additions has erred in ignoring the fact that the assessee had sufficient funds in his hands out of which the said deposit in bank were made.
3. That on the facts and circumstances of the case, as well as law on the subject, the Ld. CIT(A), Amritsar, has erred in not allowing the telescopic effect to the withdrawals made from the banks for the deposits made in the bank.
4. That the order is bad in law and on facts.
5. That the appellant craves leave to add or amend the ground of appeal before the appeal is heard and disposed off."
3. The brief facts in the grounds of appeal of the assessee are that the assessee has deposited cash on different dates amounting to Rs.14,01,000/- and Rs.29,00,000/- in all, in Bank accounts in IDBI Bank Ltd and Kotak Mahindra Bank Ltd. and one another bank. The assessee has declared agricultural income of Rs.7 lacs and other income at Rs.2,67,300/-. The assessee derives income from salary, rent from property and income from other sources. The assessee submitted cash flow statement explaining the cash deposits in the bank. The explanation of the assessee was not found satisfactory and accordingly, the AO made an addition of Rs.43,01,000/- to the income of the assessee.
4. Before the ld. CIT(A), the assessee submitted an explanation again but the Ld. CIT(A) confirmed the action of the A.O. 3 ITA No.54(Asr)/2012
5. The Ld. counsel for the assessee, Sh. Ashwani Kalia, CA, argued that the assessee is assessed to tax for the last 15 years. Copies of acknowledgements of filing of returns of income from the assessment year 2001-02 to the assessment year 2007-08 are placed on record for our perusal. It was also argued that the assessment year 2006-07 was put to scrutiny by the Income Tax Authorities and the assessment was made under section 143(3) of the Act and no addition has been made by the Income Tax Department vide their order dated 06.11.2008 placed on record in PB 35-36. The Department having been accepted the declared income by the assessee from different sources i.e. salary, rent and income from other sources and agricultural income and there has not been any dispute throughout since the assessee had been filing the returns of income with the Income-tax department. There is no dispute to the deposits in the banks as regards the salary income, rental income and income from other sources & agricultural income. As regards the cash withdrawn and deposited, the assessee had submitted cash flow statement to explain cash deposits in the banks which are only out of cash withdrawals from banks out of declared income. The assessee has submitted the explanation that the cash has been withdrawn for buying property which ultimately could not materialise and the cash was deposited in the bank as and when needed out of cash in hand. There is 4 ITA No.54(Asr)/2012 nothing on record brought out by either of the lower authorities that the cash withdrawn had been invested elsewhere. Therefore, the Ld. CIT(A) is not justified in confirming the additions made by the A.O.
6. On the other hand, the Ld. DR relied upon the orders of both the authorities below.
7. We have heard the rival contentions and perused the facts of the case. We are convinced with the explanation given by the assessee before the authorities below that the assessee had declared all the income earned from salary, rent and other sources & agricultural income. There is no dispute to such credits. The assessee had been filing returns of income for the last many years and the copies of acknowledgements since 2001-02 are placed on record. As regards the cash deposits found in the three different bank accounts, the assessee had submitted cash flow statement which has not been considered by either of the authorities below. The assessee had submitted the explanation that the cash has been withdrawn for purchase of some property which ultimately had not been materialized and the cash was deposited back as per requirement in the bank account. There is nothing on record brought out by either of the lower authorities that cash has been invested elsewhere. Therefore, in the facts and circumstances of the case, the AO is not justified in treating the cash deposits as unexplained and the same cannot be added to 5 ITA No.54(Asr)/2012 the income of the assessee. The AO is directed to delete the additions so made and the order of the Ld. CIT(A) is accordingly reversed. Thus, all the grounds of the appeal of the assessee are allowed.
8. In the result, the appeal of the assessee in ITA No.54(Asr)/2012 is allowed.
Order pronounced in the open court on 27th September, 2012.
Sd/- Sd/-
(H.S. SIDHU) (B.P. JAIN)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 27th September, 2012
/SKR/
Copy of the order forwarded to:
1. The Assessee:Sh. Jagjit Singh Chahal, Amritsar.
2. The ITO Ward 4(2), Amritsar.
3. The CIT(A), Asr.
4. The CIT, Asr.
5. The SR DR, ITAT, Amritsar.
True copy By order (Assistant Registrar) Income Tax Appellate Tribunal, Amritsar Bench: Amritsar.