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 12, Cited by 0]

Income Tax Appellate Tribunal - Kolkata

Rita Devi, Kolkata vs Assessee on 3 December, 2010

             आयकर अपीलीय अधीकरण, Ûयायपीठ - "ए", कोलकाता
    IN THE INCOME TAX APPELLATE TRIBUNAL, BENCH- 'A' , KOLKATA

       [सम¢ ौी महावीर िसंह, Ûयायीक सदःय एवं ौी सी.  सी.डȣ.
                                                       डȣ.राव,
                                                          राव, लेखा सदःय]
[Before Shri Mahavir Singh, Judicial Member & Sri C.D.Rao, Accountant Member]

               आयकर अपील संÉया / IT(SS)A Nos. 22-26/(Kol) of 2011
                  िनधॉरण वषॅ/Assessment Years 2003-04 to 2007-08

    Smt.Rita Devi,                     -     D.C.I.T., Central Circle-VI,
    Kolkata.                                 Kolkata
    (PAN-ACXPD 9986 F)              वनाम-
       (अपीलाथȸ/APPELLANT)      Versus       (ू×यथȸ/RESPONDENT)
                                   -
                आयकर अपील संÉया / IT(SS)A Nos. 27-30/ (Kol) of 2011
            िनधॉरण वषॅ/Assessment Years 2003-2004 to 2005-6 & 2007-08

    Shri Prahlad Rai Agarwalla,        -     D.C.I.T., Central Circle-VI,
    Kolkata.                                 Kolkata
    (PAN-ACMPA 9299 D)              वनाम-
       (अपीलाथȸ/APPELLANT)       Versus       (ू×यथȸ/RESPONDENT)
                                    -
               आयकर अपील संÉया / IT(SS)A Nos. 31-33/(Kol) of 2011
                  िनधॉरण वषॅ/Assessment Years 2005-06 to 2007-08

    Shri Subodh Agarwalla,          वनाम- D.C.I.T., Central Circle-VI,
    Kolkata.
                                    Versus Kolkata
    (PAN-ACMPA 9296 N)
                                      -
       (अपीलाथȸ/APPELLANT)                     (ू×यथȸ/RESPONDENT)
                 आयकर अपील संÉया / ITA Nos. 35-38/(Kol) of 2011
             िनधॉरण वषॅ/Assessment Years 2003-04 to 2005-06 & 2007-08

    Smt.Sarita Devi,                वनाम- D.C.I.T., Central Circle-VI,
    Kolkata.                                 Kolkata
                                    Versus
    (PAN-ACXPD 9988 M)
                                      -
       (अपीलाथȸ/APPELLANT)                        (ू×यथȸ/RESPONDENT)
                 आयकर अपील संÉया / ITA Nos. 39-41/(Kol) of 2011
             िनधॉरण वषॅ/Assessment Years 2003-04, 2005-06, & 2007-08

    Shri Sudhanshu Agarwalla,       वनाम- D.C.I.T., Central Circle-VI,
    Kolkata.
                                    Versus Kolkata
    (PAN-ACMPA 9309 E)
                                      -
        (अपीलाथȸ/APPELLANT)                    (ू×यथȸ/RESPONDENT)
                                                                                         2




                    आयकर अपील संÉया / ITA Nos. 42-44/(Kol) of 2011
                िनधॉरण वषॅ/Assessment Years 2003-04, 2005-06, & 2007-08

      Smt. Sheela Devi Agarwalla,        वनाम- D.C.I.T., Central Circle-VI,
      Kolkata.
                                         Versus Kolkata
      (PAN-ACMPA 9298 C)
                                           -
         (अपीलाथȸ/APPELLANT)                        (ू×यथȸ/RESPONDENT)
                    आयकर अपील संÉया / ITA Nos. 45-47/(Kol) of 2011
                िनधॉरण वषॅ/Assessment Years 2003-04, 2005-06, & 2007-08

      Shri Subhas Chandra Agarwalla,     वनाम- D.C.I.T., Central Circle-VI,
      Kolkata.
                                         Versus Kolkata
      (PAN-ACMPA 9305 J)
                                           -
          (अपीलाथȸ/APPELLANT)                       (ू×यथȸ/RESPONDENT)
                    आयकर अपील संÉया / ITA Nos. 48-50/(Kol) of 2011
                 िनधॉरण वषॅ/Assessment Years 2005-06, 2006-07 & 2007-08

      Shri Avinash Agarwalla,            वनाम- D.C.I.T., Central Circle-VI,
      Kolkata.
                                         Versus Kolkata
      (PAN-ACMPA 9308 F)
                                           -
          (अपीलाथȸ/APPELLANT)                       (ू×यथȸ/RESPONDENT)



              अपीलाथȸ कȧ ओर से/ For the Appellants: ौीमती/Shri Ravi Tulsiyan

              ू×यथȸ कȧ ओर से/For the Respondent: ौी/Sri D.R.Sindhal

                                     आदे श/ORDER

(पार बɅच), Per Bench These twenty eight appeals filed by eight assessees mentioned above, are against separate orders of the C.I.T.(A), Central-I, Kolkata, all dated 03.12.2010 relating to assessment years 2003-04, 2004-05, 2005-06, 2006-07 and 2007-08. Since the facts of the case and grounds of appeal in all these appeals are identical and similar in nature, all the twenty eight appeals are disposed of by a consolidated order for the sake of convenience. Therefore, we deal with appeal filed by the assessee in ITA Nos.22/Kol/2011for assessment year 2003-04 in the case of Smt.Rita Devi.

3

2. The grounds taken in this appeal are as under :-

"1. The orders passed by the lower authorities are arbitrary, erroneous, without proper reasons invalid and bad in law.
2.(a) On the facts and in the circumstances of the case, the learned CIT(A) erred in law in upholding initiation of proceedings u/s 153A of the Income-tax Act, 1961, in the case of the appellant when neither the assessment for the year under appeal was pending nor was there any material found during the search in the case of the appellant and specific to the assessment in the case of the appellant which could have led to the conclusion of any under-assessment in the case of the appellant.
2.(b) On the facts and in the circumstances of the case, the learned CIT(A) erred in not holding that the assessment order passed by the A.O. u/s 153A of the Act was beyond his jurisdiction and hence, illegal and invalid.
3. On the facts and in the circumstances of the case, the learned CIT(A) erred in upholding the action of the A.O. in fully relying on the alleged confessionary statements of third parties without affording the appellant proper opportunity to examine them and in concluding, solely on that basis, that the appellant had shown bogus long-term capital gains in transactions of shares of M/s Globe Stocks and Securities Ltd. by taking accommodation entries and, in that view, in adding back an amount of Rs.11,11,263/- as undisclosed income of the appellant.
4. On the facts and in the circumstances of the case, the learned CIT(A) erred in upholding the addition of Rs.11,11,263/- as undisclosed income of the appellant.
5. The appellant craves leave to amend, alter, modify, add to, abridge and/or rescind any or all of the above grounds."

2.1. For other assessment years the amounts of capital gain as mentioned in ground no.3 is varying. Similarly in all other cases the grounds are common but the figures alleged are different for different assessment years.

3. The brief facts of the case are that while passing the order u/s 153A of the IT Act in the case of all the assesses for all the impugned assessment years the AO has treated the Long Term Capital gain declared by the assessee for all the assessment years as income from undisclosed sources and again an amount of commission of 2% on the Long term capital gain has also been treated as income from undisclosed sources by observing that :-

"In this case a search & seizure operation was carried out in different business as well as residential premises of M/s. Maithan Group of cases on 20.09.2007 and on subsequent dates. The assessee belongs to this group. Her locker No.7193 with Calcutta Safe Deposit Volt, was searched and jewelleries worth 4 Rs.12,10,734/- was found. Accordingly, Notice u/s 153A of the I.T.Act was served upon the assessee. The assessee filed return u/s 153A dt. 10.10.2008 showing same income as filed u/s 139 dt. 26.9.2003. Notice u/s 143(2) & 142(1) were served upon the assessee. In response to the said notices Sri S.K.Kejriwal, A/R of the assessee appeared from time to time explained the return and furnished the required particulars as asked for.
The assessee has shown LTCG on sale of 20,500 shares of M/s. Globe Stock & Securities Ltd. at Rs.10,86,490/-. She suffered LTC loss in case of their family company M/s. Maithan Alloys Ltd. & M/s. The behar Potteries Ltd. thus net LTCG at Rs.9,59,560/- was shown income of the assessee.
The assessee purchases 25000 shares of M/s. Globe Stock & Securities Ltd. @ Rs.5.02 per share at a cost of Rs.1,25,500/- on 6.2.2002 from Sunil Kedia out of which 20,500 shares were sold at Rs.11,92,400/- at about Rs.60 per share on different dates in March, 2003 through broker Ashish Stock Broking Pvt. Ltd.
A search & seizure operation was carried out in different business as well as residential premies of Maithan group of cases on 20.9.2007 and on subsequent dates. One of the allegations lead to search was unaccounted income of the group is brought back in the books of A/c in the form of bogus LTCG. On verification it was detected that SEBI imposed ban on trading of scrip of M/s. Globe Stock & Securities Ltd. on allegation that this "small cap"

company used to manipulate its share price with the help of group of brokers namely Sunil Kedia and Ashish Stock Brooking by common modus operandi of matched transaction between the above named two brokers who do not submit the required report etc. to the SEBI. M/s. Globe Stock & Securities Ltd. does not do business sincerely. It has neither lucrative profit nor prospect of high profit in near future. There is no sufficient reason for rise of price of its share. The SEBI vide its order dt. 30.11.05 suspended the trading in shares of M/s. Globe Stock & Securities Ltd. and also suspended the concern brokers namely Ashish Stock Broking & Sunil Kedia and Sanjoo Kabra. The SEBI observed that primarily two brokers traded in the scrip of M/s. Globe Stock & Securities Ltd. namely Sunil Kedia and Ashish Stock Broking Ltd. The brokers had matching transactions between them and had created an artificial market in shares of the company by executing large volume of transactions. It was further observed that the share price of the company increased by 307% from the period from April, 2005 to November, 2005. Subsequently though the ban on trading on the scrip was revoked, the SEBI did not absolve the said two brokers from the charges framed against them. This two brokers as well as the company was engaged in manipulating of the share price since long back though the matter caught attention of the SEBI in the month of April, 2005.

In reply the assessee has quoted the following case laws.

"1) Hon'ble Kolkata High Court in the case of CIT vs Korlay Trading Co. Ltd. (1998) 232 ITR 820 (Cal).
2) Hon'ble ITAT in the case of ACIT vs Claridges Investment & Finance Pvt Ltd. (2007) 18 SOT 390 (Mum) 5
3) Hon'ble Kolkata Bench of the ITAT in the case of Anup Kumar Jayaswal in ITA Nos. 1678/Kol./2004 & 1679/Kol/2004 for A.Y. 2001-02.
4) Eastern Commercial Enterprise, (1994) 210 ITR 103 (Cal)
5) C.Vasantilal & Co. (1962) 45 ITR 206 (SC)."

None of the case laws have ordered to accept the trading result of the scrip banned by SEBI and suspended the concerned brokers on the allegation of manipulating price of the scrip. Hon'ble Kolkata High Court in the case of Korlay Trading Co.Ltd. (1998) 232 ITR 820 (Cal) has ordered that the transaction could not be doubted for no fault of the assessee." Here in this case the assessee cannot be said to have no fault. The brokers have created such artificial transaction for high/extra commission paid by the assesee. The assessee in other cases of the group has filed affidavit before the Notary Public Kolkata stating that "words were actually put into my mouth and thus certain portion of recorded statement virtually monitored/extracted from my mouth e.g., in question No.4 & 5......question No.6.............." Thus Sri Subhas Chandra Agarwalla has retreated the statement recorded by him u/s 132(4) of the Act in his own fashion without applying for the same before the department.

Shri Arun Kumer Khemka one of such broker as well as Direcor of M/s. Globe Stock & Securities Ltd. vide his statement u./s 132(4) recorded in course of search has admitted that he had received cash from Maithan group and sent cheques in the grab of capital gain for a commission of 2% including expenses and the STT. The list of cases recorded by him includes the name of the assessee. Sri Subhas Chandra Agarwalla by a statement u/s 132(4) accepted the statement of Shri Arun Kumar Khemka (a broker having 40 companies) and also accepted the payment of commission of 2% for creating bogus LTCG. It is, therefore, clear that the assessee purchased LTCG amounting to Rs.10,89,474/-. The said amount of Rs.10,89,474/- and commission @ 2% Rs.21,789/- totaling Rs.11,11,263/- was paid by the assessee by cash out of his undisclosed income therefore the said amount of Rs.11,11,263/- is added back as her income from undisclosed sources."

3.1. On appeal the ld. CIT(A) has confirmed the same after taking into consideration the various submissions made by the assessee. The ld. CIT(A) in order to reach a reasonable conclusion examined the details of share transactions carried out by the assessee and his family members in the case of M/s. Globe Stocks and Securities Ltd, M/s. Offshore Finvest Ltd. and M/s. Nidhi Trading Co.Ltd. for the various assessment years involved and after analyzing the transactions of all the assesses which are tabulated as under :-

6
M/s Globe Stocks & Securities Ltd.
Name     of   the No.of shares/Date       No.of     Shares/@    L.T.C.G./A/Y
assessee          of purchase             Date of Sale
Shri Prahalad Rai 40,500/ Rs.5 to         27,000/ Rs.42 to      Rs.15,19,695/-
Aggarwala         Rs.5.5                  Rs.75.90              2003-04
                  6.2.2002       to       12.03.2003       to
                  8.2.2002                22.03.2003
                                          13,500/ Rs.31 to
                                          Rs.32.80              Rs.3,63,295/-
                                          11.04.2003       to   2004-05
                                          4.04.2003
-d0-                18,000/ Rs.10.45      18,000/ Rs.178 to
                    to Rs.12.05           Rs.189/-
                    1.10.03          to   15.10.2004       to   Rs.30,88,400/-
                    14.10.2003            19.11.2004            2005-06
Smt.Rita Devi       40,000/     Rs.5 to   20,500/ Rs.43 to      Rs.10,89,474/-
                    Rs.5.05               Rs.74.90              2003-04
                    6.02.2002             20.03.2003       to
                                          26.03.2003
                                          19,500/ Rs.30 to      Rs.5,04,640/
                                          Rs.31.50              2004-05
                                          08.04.2003       to
                                          10.04.2003
-do-                18,500/Rs.10.45to     18,500/Rs.178 to      Rs.31,82,115/-
                    Rs.12.05              Rs.188.50             2005-06
                    30.9.03          to   15.10.04         to
                    1.12.2003             2.11.2004
Smt.Sarita Devi     37,000/ Rs.5 to       27,000/Rs.39.50 to    Rs.12,65,830/-
                    Rs.5.05               Rs.74.90              2003-04
                    6.02.2002             24.03.03         to   R.2,69,100/
                                          28.03.2003            2004-05
                                          10,000/ Rs.32
                                          11.04.03         to
                                          15.04.2003
   -do-             18,500/Rs.10.45 to    18,500/ Rs.177 to     Rs.32,70,685/-
                    Rs.13                 Rs.188                2005-06
                    30.09.03         to   28.10.04         to
                    23.10.03              09.11.04
Smt.Sheela Devi     39,000/ Rs.5.02 to    39,000/ Rs.39.50 to   Rs.17,49,500/
                    Rs.5.5                Rs.74                 2003-04
                    6.02.02          to   12.03.03         to
                    08.02.2002            27.03.2003
  -do-              9,500/Rs.3.70    to   9,500/Rs.156     to   Rs.16,93,995/-
                    Rs.13                 Rs.190                2005-06
                    9.10.03 & 23.10.03    5.12.04          to
                                                                                   7




                                        10.12.2004
Sri      Sudhansu 30,000/ Rs.5.05       30,000/- Rs.40 to        Rs.13,27,320/-
                   6.02.2002            Rs.59.3                  2003-04
Agarwalla
                                        20.03.03           to
                                        27.03.03
  -do-             19000/Rs.10.45 to 19000/Rs.175         to     Rs.32,69,940/-
                   Rs.11.40             Rs.190                   2005-06
                   10.10.03          & 18.10.04 to 7.12.04
                   30.10.03
Shri       Subash 38000/Rs.5         to 38000/ Rs.39.50 to       Rs.18,66,520/
                   Rs.5.5               Rs.74.90                 2003-04
Chandra Agarwalla
                   6.02.2002         to 12.03.03           to
                   8.2.2002             24.3.2003
    -do-           18500/ Rs.10.45 to 18500/ Rs.146.30           Rs.30,21,605/-
                   Rs.13                to Rs.187.60             2005-06
                   30.9.2003         to 12.10.04           to
                   23.10.2003           21.12.2004
Shri       Subodh 18000/ Rs.10.45 to 18000/ Rs.184 to            Rs.32,72,530/-
                   Rs.13/               Rs.189/                  2005-06
Agarwalla
                   10.10.03           - 14.12.2004         to
                   23.10.2003           21.12.2004
Sri       Avinash 19000/ Rs.10.45 to 19000/ Rs.188               Rs.33,64,540/-
                   Rs.11.25             3.11.04 to 5.11.04       2005-06
Agarwalla
                   9.10.03 to 14.10.03
M/s Off-Shore Finvest Ltd.
Name     of   the No.of shares/Date       No.of     Shares/@ L.T.C.G./A/Y
assessee          of purchase             Date of Sale
Shri Prahalad Rai 10,000/ Rs.10.10 to     10,000/ Rs.165 to Rs.15,60,100/-
Aggarwala         01.12.2003              Rs.166              2005-06
                                          24.12.2004       to
                                          27.12.2004


Smt.Rita Devi      8,000/ Rs.3.70 to      8000/- Rs.158/         Rs.12,14,860/-
                   Rs.10.29               15.12.04               2005-06
                   31.10.03 to 1.12.03
Smt.Sarita Devi    8,000/ Rs.4.05 to      8000/ Rs.161.40 to     Rs.12,56,005/-
                   Rs.10.30               168.60                 2005-06
                   03.11.03          to   19.11.04          to
                   1.12.2003              17.01.05
Smt.Sheela Devi    8,000/ Rs.3.70 to      8,000/ Rs.156 to       Rs.12,29,380/
                   Rs.10.30               Rs.167                 2005-06
                   31.10.03 to 1.12.03    22.11.04to 15.12.04
Sri         Sobodh 9,000/ Rs3.20 to       9,000/- Rs.159.80      Rs.14,07,765/
                   Rs.8.20/               to Rs.166/             2005-06
                                                                                   8




Agarwalla          29.10.3 to 25.11.03
                                  18.11.04                  to
                                  28.12.04
                                  20.03.03                  to
                                  27.03.03
Shri     Avinash 9000/ Rs.3.20 to 9000/ Rs.157.80           to Rs.14,06,990/-
                 Rs.7.50          Rs.168.60                    2005-06
Agarwala
                 29.10.03      to 10.12.04                  to
                 24.11.03         17.01.05

Shri      Sudhansu 9000/ Rs.3.40     to 9000/ Rs.160 to          Rs.14,15,654/-
                   Rs.10.20             Rs.166                   2005-06
Agarwalla
                   30.10.03          to 29.11.04         to
                   1.12.2003            04.01.2005
Sri Subash Chandra 12,000/ Rs.4.40   to 12,000/Rs.159.70         Rs.18,32,390/
                   Rs.10.40             to Rs.162.50             2005-06
Agarwalla
                   05.11.03          to 2.12.04          to
                   1.12.2003            3.12.2004
M/s Nidhi Trading Co. Ltd.
Name     of   the No.of shares/Date      No.of     Shares/@      L.T.C.G./A/Y
assessee          of purchase            Date of Sale
Shri Prahalad Rai 6,000/ Rs.6            6000/ Rs.158.95 to      Rs.9,16,602/
Aggarwala         16.11.2004             Rs,.159                 2007-08
                                         18.12.2006       to
                                         20.12.2006
Smt.Rita Devi      5000/ Rs.6            5000/ Rs.160.40         Rs.7,71,050/-
                   16.11.2004            28.11.05                2006-07

   -do-            5000/ Rs.20.20    to 5000/ Rs.158.95          Rs.6,61,820/-
                   Rs.30.58             16.11.06 to 4.01.07      2007-08
                   16.12.04          to
                   24.12.04
Smt.Sarita Devi    8000/    Rs.6     to 8000/ Rs.158 to Rs.11,47,825/-
                   Rs.30.25             Rs.159               2007-08
                   16.11.04          to 17.11.06          to
                   27.12.04             02.01.2007
Smt.Sheela Devi    8500/ Rs.6.15     to 8500/ Rs.158.95 to Rs.12,58,090/-
                   Rs.30.30             Rs.159.95            2007-08
                   17.11.04          to 6.12.06 to 2.3.07
                   27.12.04
Smt.        Subodh 5000/ Rs.6.30         5000/- Rs.160.20        Rs.7,68,550/
                   17.11.2004            30.11.05                2006-07
Agarwalla
 -do-              5,500/Rs.20.15    to 5,500/ Rs.158.90    Rs.7,27,001/
                   Rs.30.05             18.11.06         to 2007-08
                   16.12.04          to 24.01.07
                                                                                       9




                   22.12.04
Shri       Avinash 5000/ Rs.6          5000/ Rs.160.20         to Rs.7,71,250/
                   16.11.04            Rs.160.50/                 2006-07
Agarwalla
                                       28.11.05                to
                                       30.11.05
     -do-          4500/      Rs.30.10 4500/ Rs.158.95         to Rs.5,78,132/-
                   Rs.30.50            Rs.159                     2007-08
                   27.12.2004          20.12.06                to
                                       04.01.07
Shri      Sudhansu 8200/    Rs.6    to 7000/ Rs.158            to Rs.10,53,710/
                   Rs.22.80            Rs.159                     2007-08
Agarwalla
                   16.11.04         to 15.11.06                to
                   16.12.04            06.03.07
Shri        Subash 6000/ Rs.6          6000/ Rs.159               Rs.9,15,305/-
                   16.11.04            29.11.06                to 2007-08
Chandra Agarwalla
                                       11.12.06
Sonam Agarwalla 6,500/ Rs.6            6,500/ Rs.159              R9,01,328/-
                   16.12.04            22.11.06                to 2007-08.
                                       27.11.06

3.2. Keeping in view of the above transactions he finally based on the SEBI report and by applying the Supreme Court's case law in respect of Sumati Dayal vs CIT 214 ITR 810 the ld. CIT(A) concluded by observing as under :-
"4.8. In the above cycle of rise and fall of share prices, the assessee and his family members were always a winner. It is totally against the human probabilities and realities of human life . More over the unusual increase share prices of shares of certain companies were verified by SEBI and it was found that the brokers Shri Sunil Kedia and Sri Ashish Stock Broking Pvt. Ltd were mainly involved in jacking up the prices of the scripts in question . Accordingly Shri Sunil Kedia and M/S Ashish Stock Broking Pvt. Ltd were suspended from trading by interim order dated 30.11.2005 and subsequently the same was confirmed after affording opportunity of hearing vide SEBI orders dated 31.05.2006. In the said orders the modus operandi followed by the brokers and promoters of the Company to increase the share prices and motive behind it were discussed as under :
"Securities and Exchange Board of India (hereinafter referred to as SEBI) noticed sharp price variation in the shares of various companies (with low market capitalization) including Globe Stocks and Securities Limited (hereinafter referred to as the company) listed on Calcutta Stock Exchange Association Ltd. (CSE), during April 2005 to November 2005. In the wake of such unusual price movement, SEBI conducted a preliminary analysis of trading data in respect of buying, selling, dealing in the shares of such companies and it was inter alia found that the share price of the company increased from Rs. 19.10/-- to Rs.77.65/--. It was further found that two stock 10 brokers namely, Ashish Stock Broking Private Limited and Mr. Sunl Kedia executed substantial trades in the shares of the company' at CSE and that their cumulative trades accounted for approximately 63% of the entire trades in the shares of the company at CSE during the relevant time. Ashish Stock Broking Private Limited is hereinafter referred to as the Broker for the sake of brevity. The Broker executed matched trades in the shares of the company. Besides, it was observed that the above mentioned stock brokers had executed similar trades in the shares, of Goenka Business and Finance Limited at CSE during the same period. Thus, it was inter alia observed that the Broker prima fàcie violated the provisions of Securities and Exchange Board of' India (Prohibition of Fraudulent and Unfair Trade Practices Relating to Securities Market) Regulations, 2003 (hereinafter referred to as the FUTP Regulations) and the provisions of Securities and Exchange Board of India (Stock Brokers and Sub- Brokers) Regulations.
The circumstances such as common address, common directors etc. would fortify the inference that there was close nexus amongst the Broker, Mr. Sunil Kedia and some of the clients during the relevant period and the trades were executed in the said background.
The totality of the facts of the case and the modus operandi under which the said matched trades were executed, would only lead to the conclusion that the said trades were the culmination of a pre-determined and well executed plan of action. The Broker executed matched trades in the shares of the company sufficiently for a longer period, in the process, he allowed his clients substantially in the shares of the company which ultimately resulted in the creation of misleading appearance of trading in the securities market. The said trades also created manipulation in the share price of the company. Various instances of synchronized trades executed by the broker inter alia would prove that the Broker was a necessary party to the transactions which ultimately resulted in the creation of misleading appearance of trading in the securities market. The above facts and circumstances establish the full and active involvement of the Broker. It is already established that the trades of the Broker in the shares of the company inter alia created a misleading appearance of trading in the securities market and thereby, violated the provisions of FUTP Regulations as mentioned above in this order, it is sufficiently obvious that the Broker had failed to comply with his duties as expected of a SEBI Registered intermediary and instead became a party to the manipulation in the shares of the company to the detriment of genuine investors."

4.9. In the said orders of SEB1 the modus operandi followed by the borkers to increase the share prices of M/s Globe Stocks & Securities Ltd were illustrated as under-

"2.16 Globe Stocks & Securities Ltd. is another of the "small cap'' listed Companies at CSE which witnessed a significant price increase during the period under scrutiny. The share price of the company increased from Rs. 19.
11
10 to Rs. 77.65, i.e. a rise of 307% increase in 4 months 10 days. The shares of the company are also listed on Magadh Stock Exchange, Uttar Pradesh Stock Exchange, Bhubaneshwar Stock Exchange, Cochin Stock Exchange and Ludhiana Stock Exchange.
2.17 It is observed from the latest annual report of the company sent by CSE that in the year 2004--05 the share capital of the company was Rs. 10.50 crore against which the company grossed receipts of Rs.87 lakh which largely accounted for meeting its expenditure (Rs.33 lakh) and consequently its net profit (PAT) for the year was only Rs.45 lakh. During the previous year the company had incurred a loss of Rs.8.58 lakh. The company has an accumulated loss of Rs.32 lakh at the end of financial year 2004-05.
2.18 As per the latest compliance report obtained from CSE, the company has not submitted the following documents/reports with the exchange:
a) Share-holding pattern in respect of 1st and 3rd quarter for the year 2002-03 and 2nd quarter for the year 2005-06.
b) Unaudited quarterly results in respect of the 1st, 2nd and 3rd quarter for the year 2002-03, 3rd quarter for the year 2003-04 and 2nd quarter for the year 2005-06.

The company has not shown any interest in filing quarterly results with the company since 2002-03.

2.19. Analysis of the trading data revealed that primarily two brokers have traded in the script, the details of which are given below :-

Sl.No. Member Name Total Volume % to Scrip Total
1. Ashish Stock Broking - D498 3533910 31.10
2. Sunil Kedia - D712 3539800 31.25 2.20 A further analysis of the trading data revealed that the above members have matching transactions among themselves. The extent of such transactions is given in the following table:
Table 7 : Trading data of two brokers - matched transactions Sl.No. Name of Ashish % Sunil % Sanju % the member Kedia Kabra
1. Ashish 0 0.00 3484800 98.92 10000 0.28 Stock Broking-
D498
2. Sunil Kedia 3484800 98.45 0 0.00 0 0.00 - D712 0 12 (The percentage mentioned in the table is with respect to their total trades in the scrip during the relevant period (significant percentages shown in bold) 2.21. It is clearly evident from the above tables that the two stock brokers viz.

Ashish Stock Broking and Sunil Kedia have been able to create an artificial market in the shares of the company by executing large volume of transactions among themselves."

4.10 The above facts and figure makes it crystal clear that the trading volumes in the shares of these companies have invariably been created by a few brokers trading among themselves and through matched transactions (i.e.clients allowed to place simultaneously both buy and sale orders of same quantity at the same price in the selected shares), often executed on a single terminal of the broker. Clearly, the ultimate objective behind the creation of a false market in these shares, was to legitimizing the gains of certain clients. The SEBI also after making through verification and analysis came on same conclusion as under -

In sum, it is evident from the above analysis of the five companies., all of which are listed in CSE, that the brokers have followed a common modus operandi of artificially inflating the price and creating false volumes through continuous self deals executed on the same terminal and cross deals amongst themselves, thereby not only enriching themselves but also aiding and abetting the process of legitimizing the gains."

4.11. The submission of the asseesee that it has nothing to do with the role played by certain persons in artificially inflating the price of the share in questions and he/ she was a innocent gainer of the manipulative game played by third parties was considered and found to be unacceptable in the background of the surrounding circumstances . It is a undisputed fact that from the leaking tap a bucket can be filled and not the tank. In the whole process of manipulative game the assessee and his family members are the main beneficiaries. Total Capital gain of Rs. 5,59,12,981/ has hen earned by the assessee and his family members in share transactions of above three "penny stocks" Companies . The brokers/promoters of the tainted companies are not manipulating the prices of the shares for charity purposes. The said manipulation have been done with a specific purposes of aiding and abetting the interested parties in legitimizing the Capital Gain . It is a established rule that where it is not possible to obtain evidence which conclusively establish the dubious transaction , the case must be dealt with on reasonable probabilities and legal and factual inferences drawn from the proved facts. The Hon'ble Supreme Court in the case of Sumati Dayal v.CIT [1995] 214 ITR 810 has held that the genuineness of the transaction is to be determined on the basis of surrounding circumstances, human probabilities and the conduct of the connected parties. A transaction does not become genuine merely because a paper trail has been created. In the case under consideration, the assessee, 13 having failed to test of human probabilities, was unable to prove the genuineness of the share transactions. Considering the facts of the case , the surrounding circumstances as discussed above, and on a preponderance of probabilities no other conclusion could be drawn but that the huge capital gains earned by the assessee was not a natural windfall but a meticulously planned shower for which the assessee has paid price more and above the disclosed consideration. Accordingly the conclusion of the AO, that the assessee has made unaccounted expenditure in order to obtain the capital gain is held to be correct. Accordingly the addition of Rs 11,11,263/- made by the AO is confirmed and ground no 2 & 3 taken by the appellant is dismissed."

3.3. Aggrieved by this the assessee is in appeal before us.

4. At the time of hearing the ld. AR appearing on behalf of the assessee has reiterated the submissions made before the Revenue authorities and further submitted that

6. A.O. has made the above-mentioned additions in the hand of the assessee relying on the folIowing evidences.

(a) The deposition of Sri Subhas Chander Agarwala, the alleged key figure of M/s Maithan Group made u/s.132(4) of the I.T. Act in which he allegedly admitted to have introduced unaccounted income in the form of LTCG.
(b) The statement of Sri Arun Khemka, Director of M/s Globe Stock and Securities Ltd. who reportedly claimed that he arranged accommodation entries in the form of bogus LTCG to the members of Maithan Group which included the assessee.
(c) The assessee disclosed Long-term capital gain on the sale of her share of M/s Globe Stock and Securities Ltd. in Asstt. years 2003-04 to 2006-07 and also on the sale of shares of M/s Shree Nidhi Trading Co. Ltd. in Asstt. Years 2007-08. The Ld. A.O. pointed out that the value of shares of these companies had increased enormously over a short period e.g. the share of M/s Globe Stock and Securities Ltd. was sold @ Rs.5.02 per share on 06.2.02 when the assessee purchased it from Sri Sunil Kedia. These shares were sold @Rs.60 per share in the month of March 2003 through Broker M/s Ashish Stock Broking Pvt. Ltd. The Ld. A.O. has observed that the shares of these companies were pushed up through the manipulation of two Share Brokers i.e. Sri Sunil Kedia and M/s Ashish Stock Broking Pvt. Ltd. who made matching transactions of high volume among themselves which created an artificial high price of these shares. The Ld. A.O. has claimed in the Asstt. Order that SEBI by its order dt.30.1 1.05 suspended the trading in shares of M/s Globe Stock and Securities Ltd. and also suspended the concerned Brokers viz. Ashish Stock Broking Pvt.

Ltd., Sunil Kedia and Sanjoo Kabra.

Except the evidences as stated above, the Ld. A.O. has not mentioned any other evidence either direct or circumstantial in his Asstt. Order for assessing the assessee's L.T. capital gain as her income from undisclosed source.

14

7. Before the Ld. CIT(A) the A.R. of the appellant submitted the details of LTCG along with all supporting evidences i.e. contract note supporting purchase / sale of shares, bank statement reflecting the transactions, Demat statements etc. before the Ld. A.O. But the Ld. A.O. disregarded all these evidences filed before him and treated the long-term capital gain as the assessee's income from undisclosed sources relying on the statements of Sri Arun Khemka and Sri Subhas Chander Agarwala which were subsequently retracted by them. It was also submitted by the A.R. of the assessee that during the course of Search conducted by the Deptt. in her residential / office premises no material whatsoever was found relating to the share transactions or any undisclosed income of any nature. The A.R. of the appellant also pointed out that as per the CBDT Instructions in F No. 286/2/2003/TT(INV) dt. 11 .3.03 the confessional statement recorded in the course of the Search has very little evidentiary value unless it is supported by other documentary evidences. It was further submitted that an assessee had right to retract from his statement recorded u/s. 132(4) of the I.T. Act provided he can prove that the statement so given was not the correct statement or it was not a voluntary statement. In support of this contention, the assessee relied on several case laws. As regards the admission by Sri Subhas Chander Agarwala, it was pointed out that his statement was retracted and was therefore not valid. Even otherwise, it was claimed that such admission may be applicable in the case of Sri Subhas Chander Agarwala himself but is not at all binding on the assessee. But the Ld. CIT(A) disregarded all these submissions of the A.R. and dismissed the assessee's all the five appeals. The assessee is now in second appeals before the Hon'ble Tribunal.

8. The assessee makes the following submissions against the evidences on the basis of which the Ld. A.O./CIT(A) have treated the assessee's Long-term capital gain as her undisclosed income.

(a) A copy of deposition of Sri Subhas Chander Agarwala made u/s. 132(4) of the I.T. Act was not provided to the assesee and the assessee was not given an opportunity of cross-examining him. On this ground alone, this evidence cannot be used against her. The ld. A.O. has described him as the key person of M/s Maithan Group which had no basis at all. Again, Sri Agarwala was not authorized by the assessee to make any admission / confession on her behalf. In the above circumstances, the alleged deposition of Sri Agarwala cannot be used as evidence against the assessee. Even assuming but not admitting that Sri Agarwala made any admission, on a perusal of the orders of the Ld. A.O./CIT(A), it may kindly be seen that Sri Agarwala made an admission in general term -- he has not made any specific admission in respect of the assessee. In the absence of any specific disclosure in the name of the assessee, it cannot be accepted as an evidence against her. Finally, Sri Agarwala appears to have retracted his confession and he has himself not disclosed any unaccounted income in his own Return. Taking into account all these facts, the alleged deposition u/s.132(4) of the I.T. Act reportedly made by Sri Agarwala cannot be used against the assessee.
15
(b) The Ld. A.O. / CIT(A) have also claimed that in the course of a Survey (not Search), Sri Arun Khemka confirmed that he provided accommodation entries in the form of LTCG to various parties including the family members of Maithan Group on charging commission @ 2%. A copy of the alleged deposition of Sri Khemka was not given to the asessee nor the assesee was given an opportunity to cross-examine him. On this ground alone, the deposition of Sri Khemka cannot be used against the assessee. Secondly, it may please be noted that this deposition of Sri Khernka was recorded not in the course of Search u/s. 132 but while making a Survey u/s. 133A of the I.T. Act.

Hence, the statement of Sri Khemka has not the legal sanction as in the case of deposition u/s.132(4) of the I.T. Act. It may be mentioned that as per Sec.292C of the I.T. Act, the Law allows the Deptt. to make presumptions as to assets, Books of Accounts etc. found in the course of not only Search u/s.132 but also Survey u/s. 133A. But this legal presumption has not been extended in respect of deposition recorded u/s.133A. Hence the deposition recorded u/s.133A has not in the same legal backing as in the case deposition made u/s. 132(4) of the I.T. Act. Even otherwise, as discussed in the Asstt. order / Appellate order Sri Khemka reportedly provided accommodation entries to the members of Maithan Group. This was a general statement and not specific in respect of the assessee. Consequently, the statement of Sri Khemka cannot also be utilized while framing the assessment order of the assessee. It may also be noted that Sri Khemka was a Director of M/s Globe Stock and Securities Ltd. But the assessee not only purchased / sold the shares of M/s Globe Stock & Securities Ltd. but also the shares of M/s Off Shore Finvest Ltd. and M/s Shree Nidhi Trading Co. Ltd. with which Sri Khemka was not connected. Consequently, his statement cannot be taken into evidence in respect of assessee's LTCG arising on the sale of shares of these two companies.

(c) The Ld. A.O. has also relied on the alleged order of SEBI dt.30. 11 .05. In this case also, a copy of the order was not furnished to the assessee. Again, even assuming but not admitting that SEBI took legal steps against the Share Brokers M/s Ashish Stock Broking Pvt. Ltd., Sunil Kedia and Sanjoo Kabra for manipulation in share prices, unless it is proved that the assessee also conspired with these persons, it cannot be said that she was a party for artificial increase in the prices of the shares. In the Asstt. Order, the Ld. A.O. has nowhere given even a hint that the assessee conspired with the Share Brokers for selling her shares of the three companies on the sale of which she derived LTCG as disclosed by her. If so, no adverse inference could be drawn against her for getting a good price on the sale of her shares resulting in Long- term capital gain disclosed in her Returns.

9. In this connection attention of the Hon'ble Bench is invited to a copy of the consolidated order passed by C-Bench, Kolkata in ITA No.1210 to 1213(Kol)/2009 dt.13.l 1.09 in the case of DCIT Cir. -8, Kolkata vs M/s Octal Credit Capital Ltd. and three other companies. In these cases, the assessees incurred losses in trading of shares of M/s Bakra Prathistan Ltd. sold through Calcutta Stock Exchange. The Ld. A.O. treated the loss as bogus mainly on the ground that the SEBI suspended the Brokers Promod Kumar Kothari and M/s 16 D.B. & Co. for price rigging and manipulation of shares. But the Ld. CIT(A) allowed the claim of the assessees relying on the documentary evidences e.g. Contract notes showing sales and purchases of the shares, their Demat Accounts, Bank statement etc. He observed that the Assessing Officer could not produce any evidence to show that the assessees as investors were party to manipulation and price rigging of shares in the Calcutta Stock Exchange and the fact that the transactions entered into by the assessees were not cancelled by Calcutta Stock Exchange in view of suspension of the Share Brokers by SEBI.

Against the orders of the Ld. CIT(A) allowing relief to the assessee, the Deptt. filed appeals before the Hon'ble Tribunal. While dismissing the Revenue's appeals, the Tribunal observed that the assessees filed detailed reply and evidences and materials before the A.O. supported by copies of purchase bills and Contract notes, copies of relevant transaction statements, copies of bank statements, evidence of payments and the A.O. has not doubted any of the documentary evidences submitted before him by the assessees. The A.O. also had not made any investigation from the concerned parties from whom sales and purchases of the shares were made. The Hon'ble Tribunal has pointed out that the share transactions were routed through the Brokers who were authorized at the relevant time to trade in the shares and pointed out that if any Broker is suspended from trading in shares subsequently the assessees cannot be faulted for the same.

In the instant case also, the assessee produced documentary evidences for purchase / sale of her shares by way of Contract notes, Demat Account etc. The purchases / sales were made through banking channels for which bank statements were also furnished beibre the Ld. A.O. Merely because SEBI conducted investigation against the Share Brokers for price manipulation and subsequently suspended them, the Ld. A.O. was not justified in holding that the assessee's share transactions were colourable device to introduce her undisclosed income in the form of LTCG.

10. The assessee also invites the kind attention of the Hon'ble Bench to a copy of order in the case of DCIT vs Jagdish Prasad Goel in ITA No.542/Kol/201 0 dt. 13.4.11. In this case, the Ld. A.O. found that the assessee disclosed LTCG on sale of shares of M/s Bolton Properties Ltd. and M/s Bluechip. The A.O. collected a CD from Kolkata Stock Exchange and after comparing it with the Contract notes issued by Share Broker M/s Bubna Stock Broking Services Ltd. found some discrepancies in the numbers of shares sold and also the date of sale of these shares. He therefore treated the LTCG as unexplained cash credits in the hand of the assessee on the ground that the transactions were not genuine and the assessee used colourable device in connivance with the Stock Brokers to introduce his undisclosed income in the guise of share transactions in these shares. But on appeal, the Ld. CIT(A) deleted the additions and accepted the assessee's claim of LTCG on the basis of documentary evidences e.g. Contract notes regarding purchase / sale of shares, Demat Account of the assessee. The Ld. CIT(A) pointed out that the adverse information collected by the A.O. through Calcutta Stock Exchange 17 was not presented to the assessee nor he was given an opportunity of cross examining. On this issues he relied on the Madras High Court decision in the case of Thanjai Marasu reported in 247-ITR-465 wherein it was held that -- it is proper for the A.O. to allow the appellant the opportunity to examine the witness and then cross examine them to ascertain the veracity of their different averments at different stages.

In the instant case also, the assessee has produced necessary documentary evidences in support of her share transactions by way of Contract notes / bills, bank statements, Demat statement, the genuineness of which have not been disputed by the Ld. A.O. The assessee was also not given copies of deposition recorded from Sri Subhas Chander Agarwala or Sri Arun Khemka nor she was given any opportunity of cross examining them. It may be mentioned that in his remand report to the Ld. CIT(A), the Ld. A.O. claimed that copies of depositions of Shri Agarwalla and Khemka were furnished to the assessee. But in his reply to the remand report, the A/R of the assessee stoutly denied it and requested the Ld. A.O. to produce evidence of supplying copies of the depositions.

11. From the discussion above, it is clear that the retracted depositions of Sri Subhas Chander Agarwala and Sri Arun Khemka may create only a suspicion but these are not enough evidence for holding that the LTCG disclosed by the assessee was not genuine. The Ld. A.O./CIT(A) have also referred to the SEBI's order against the Share Brokers for alleged manipulation in share prices. A similar issue came up in the case of DCIT-vs-M/s Octal Credit Capital Co. Ltd. referred to above.

But the Hon'ble C' bench Kolkata did not accept it as sufficient reason for treating the share transaction as not genuine. The Deptt. also failed to prove that the assessee conspired with them in creating an artificial high price. It may he that the assessee has taken advantage of the high price of these shares prevailing in the open market and sold the shares at that time as a prudent investor and earned a high capital gain.

In the light of above submission and keeping in view the Hon'ble Tribunal decision in the two similar cases referred to above, it is prayed that orders of the lower authorities may kindly be reversed and the additions made as the assessee's income from undisclosed sources in all the five Asstt. Years may kindly be deleted."

4.1. In addition to this he further filed the Calcutta Stock Exchange quotations in respect of all the transactions entered by all the assesses for all the assessment years.

5. On the other hand, the ld. DR appearing on behalf of the Revenue heavily relied on the orders of the revenue authorities and reiterated the findings which were already recorded by us in the preceding paragraphs and contended that the ld. CIT(A) 18 has properly analysed the facts by applying the ratio of the decision of the Hon'ble Apex Court in the case of Sumati Dayal vs CIT (supra). Therefore, he requested to upheld the same.

6. After hearing the rival submissions and on careful perusal of materials available on record, we consider fit to analyse the transactions entered by all the assesses in respect of all the shares as supplied by the assessee which are as under :-

As per the details filed by the assessee obtained from Calcutta Stock Exchange in respect of Globe Stocks and Securities Ltd. the following information is available.
Smt.Rita Devi M/s.Globe Stocks and Securities and Securities Ltd.
Date of     Volume          Traders      Opening      High        Low rate     Closing
Transaction                              Rate         rate                     rate
06.2.2002   168350          26           4.85         5.25        4.85         5.00
12.03.2003     216254       101          64.70        75.90       64.70        70.50
20.03.2003     322420       116          60.00        61.45       52.45        52.45
22.03.2003     214009       132          61.00        61.00       52.00        52.00
26.03.2003     192301       27           40.60        47.60       40.60        40.60
08.04.2003     15000        3            30.20        31.50       30.20        31.50
09.04.2003     5400         5            29.00        30.00       29.00        30.00
10.04.2003     40477        10           32.00        32.35       31.50        32.35
01.10.2003     30100        4            10.50        10.50       10.50        10.50
22.10.2003     28603        14           12.10        12.10       10.50        12.05
01.12.2003     46001        13           8.00         9.00        8.00         9.00
15.10.2004     42001        17           178.00       185.00      170.00       170.00
01.11.2004     43000        24           188.00       189.00      188.00       188.00
02.11.2004     31000        25           189.00       189.00      188.50       189.00
M/s. Shree Nidhi Trading Co.Ltd.
16.11.2004     81100        17           6.00         6.00        6.00         6.00
16.12.2004     45850        18           20.00        22.80       19.90        22.80
22.12.2004     30000        10           30.20        30.20       30.00        30.20
                                                                            19




24.12.2004    19200      13         30.40       30.55    30.00    30.00
27.12.2004    77000      15         31.00       31.00    30.05    30.05
28.11.2005    21550      17         160.75      160.75   160.40   160.60
16.11.2006    8000       11         159.00      159.00   158.85   158.90
22.11.2006    9400       17         158.95      158.95   158.90   158.95
04.01.2007    9300       14         158.95      159.00   158.95   159.00
M/s. Offshore FInvest Ltd.
31.10.2003    5000       1          3.70        3.70     3.70     3.70
15.12.2004    33500      23         166.80      174.00   165.50   167.00


                          Shri Prahlad Rai Agarwalla
M/s.Globe Stocks and Securities and Securities Ltd.
Date of       Volume     Traders     Opening    High     Low rate Closing
Transaction                          Rate       rate              rate
06.02.2002    168350     26          4.85       5.25     4.85     5.00
15.02.2002    56775      28          10.70      10.70    7.25     7.25
12.03.2003    216254     101         64.70      75.90    64.70    70.50
20.03.2003    322420     116         60.00      61.45    52.45    52.45
22.03.2003    214009     132         61.00      61.00    52.00    52.00
26.03.2003    192301     27          40.60      47.60    40.60    40.60
04.04.2003    48350      25          31.10      36.40    31.10    35.60
07.04.2003    25020      14          38.40      38.40    32.80    32.80
11.04.2003    15000      3           30.50      31.00    30.50    31.00
01.10.2003    30100      4           10.50      10.50    10.50    10.50
14.10.2003    39000      13          11.25      11.25    11.25    11.25
22.10.2003    28603      14          12.10      12.10    10.50    12.05
15.10.2004    42001      17          178.00     185.00   170.00   170.00
18.11.2004    35500      13          188.50     189.00   188.50   189.00
19.11.2004    6000       3           178.50     178.50   178.50   178.50
M/s.Shree Nidhi Trading Co.Ltd.
16.11.2004*   81100      17          6.00       6.00     6.00     6.00
                                                                               20




16.12.2004*   45850         18          20.00      22.80    19.90    22.80
22.12.2004*   30000         10          30.20      30.20    30.00    30.20
18.12.2006*   13600         18          158.95     159.00   158.95   158.95
21.12.2006*   4700          10          158.95     159.00   158.95   159.00
M/s. Offshore FInvest Ltd.
01.12.2003    55000         6           10.10      10.50    10.10    10.50
24.12.2004    47700         23          166.00     166.00   165.00   165.80
27.12.2004    31100         19          165.90     166.00   165.90   166.00
                                 Shri Subodh Agarwalla
M/s.Globe Stocks and Securities and Securities Ltd.
Date of       Volume        Traders     Opening    High     Low rate Closing
Transaction                             Rate       rate              rate
10.10.2003    27500         6           10.45      10.45    10.45    10.45
14.10.2003    39000         13          11.25      11.25    11.25    11.25
23.10.2003    28603         14          12.10      12.10    10.50    12.05
14.12.2004    71300         44          191.00     191.00   187.25   187.25

16.12.2004    58300         32          188.25     189.60   188.25   189.00

17.12.2004    44000         23          188.90     189.45   188.00   189.45
21.12.2004    45065         20          185.00     185.00   180.00   184.00
M/s.Nidhi Trading Co.Ltd.
17.11.2004    20000         4           6.15       6.55     6.15     6.55
16.12.2004    45850         18          20.00      22.80    19.90    22.80
22.12.2004    30000         10          30.20      30.20    30.00    30.20
30.11.2005    30000         23          160.15     160.30   160.15   160.20
09.01.2007    8500          10          158.90     159.00   158.90   159.00
24.01.2007    8000          10          158.90     159.00   158.85   158.90
25.01.2007    10000         13          158.90     159.00   158.90   158.95
M/s.Offshore FInvest Ltd.
31.10.2003    5000          1           3.70       3.70     3.70     3.70
27.11.2003    7000          1           9.00       9.00     9.00     9.00
                                                                              21




19.11.2004    38800      17          165.00       165.00   160.50   161.40
28.12.2004    7500       7           166.00       166.00   166.00   166.00
                                Smt.Sarita Devi
M/s.Globe Stocks and Securities and Securities Ltd.
Date of       Volume     Traders     Opening      High     Low rate Closing
Transaction                          Rate         rate              rate
06.02.2002    168350     26          4.85         5.25     4.85     5.00
12.03.2003    216254     101         64.70        75.90    64.70    70.50
24.03.2003    241900     58          56.15        56.15    47.90    47.90
23.10.2003    28603      14          12.10        12.10    10.50    12.05
27.03.2003    200400     48          37.40        43.60    37.40    37.40
15.04.2003    15000      3           32.00        32.00    31.50    32.00
09.10.2003    41000      5           9.00         10.45    9.00     10.45
14.10.2003    39000      13          11.25        11.25    11.25    11.25

28.10.2004    35500      12          188.50       189.00   188.00   188.65
29.10.2004    14500      12          188.00       188.00   187.35   187.35
09.11.2004    22400      8           188.00       190.00   180.00   189.00
M/s.Shree Nidhi Trading Co.Ltd.
16.11.2004    81100      17          6.00         6.00     6.00     6.00
27.12.2004    77000      15          31.00        31.00    30.05    30.05
21.12.2006    4700       10          158.95       159.00   158.95   159.00
26.12.2006    10000      15          159.00       159.00   158.95   159.00
27.12.2006    13700      24          159.00       159.00   158.95   159.00
29.12.2006    9100       12          158.95       159.00   158.95   158.95
02.01.2007    7200       10          158.95       159.00   158.95   159.00
03.01.2007    8000       11          159.00       159.00   159.00   159.00
M/s. Offshore FInvest Ltd.
19.11.2004    38800      17          165.00       165.00   160.50   161.40
17.01.2005    47000      35          169.00       169.10   161.00   168.60
                                                                            22




                            Shri Sudhanshu Agarwalla
M/s.Globe Stocks and Securities and Securities Ltd.
Date of        Volume       Traders   Opening   High     Low rate Closing
Transaction                           Rate      rate              rate
06.02.2002     168350       26        4.85      5.25     4.85     5.00
20.03.2003     322420       116       60.00     61.45    52.45    52.45
26.03.2003     192301       27        40.60     47.60    40.60    40.60
27.03.2003     200400       48        37.40     43.60    37.40    37.40
10.10.2003     27500        6         10.45     10.45    10.45    10.45
18.10.2004     22850        8         186.50    186.50   175.00   175.00
19.10.2004     21200        9         188.00    188.00   175.00   175.00
02.12.2004     17800        8         190.00    190.00   190.00   190.00
07.12.2004     21700        17        189.35    189.65   189.00   189.65
M/s. Shree Nidhi Trading Co.Ltd.
16.11.2004     81100        17        6.00      6.00     6.00     6.00
16.12.2004     45850        18        20.00     22.80    19.90    22.80
24.12.2004     19200        13        30.40     30.35    30.00    30.00
27.12.2004     77000        15        31.00     31.00    30.05    30.05
15.11.2006     13200        23        159.00    159.00   158.85   158.95
07.02.2007     9700         19        159.00    159.00   158.95   158.95
08.02.2007     11000        15        158.95    159.00   158.95   159.00
09.02.2007     10000        18        159.00    159.00   158.95   158.95
12.02.2007     12100        21        158.90    159.00   158.90   158.95
06.03.2007     6000         10        159.10    159.10   159.05   159.05
M/s.Offshore FInvest Ltd.
30.10.2003     5000         1         3.40      3.40     3.40     3.40
13.11.2003     5000         1         6.20      6.20     6.20     6.20
25.11.2003**   5000         1         8.20      8.20     8.20     8.20

01.12.2003**   55000        6         10.10     10.50    10.10    10.50
29.11.2004**   23500        25        160.00    160.00   159.40   159.50
04.01.2005**   21500        15        166.20    166.30   166.10   166.30
                                                                             23




                             Smt.Sheela Devi Agarwalla
M/s.Globe Stocks and Securities and Securities Ltd.
Date of       Volume     Traders      Opening    High     Low rate Closing
Transaction                           Rate       rate              rate
15.02.2002    56775      28           10.70      10.70    7.25     7.25
12.03.2003    216254     101          64.70      75.90    64.70    70.50
20.03.2003    322420     116          60.00      61.45    52.45    52.45
22.03.2003    214009     132          61.00      61.00    52.00    52.00
26.03.2003    192301     27           40.60      47.60    40.60    40.60
27.03.2003    200400     48           37.40      43.60    37.40    37.40
09.10.2003    41000      5            9.00       10.45    9.00     10.45
06.12.2004    17800      8            190.00     190.00   190.00   190.00
08.12.2004    41400      21           189.50     190.00   187.85   189.50
10.12.2004    36000      19           189.60     190.00   187.65   187.65
M/s. Shree Nidhi Trading Co.Ltd.
17.11.2004    20000      4            6.15       6.55     6.15     6.55

16.12.2004    45850      18           20.00      22.80    19.90    22.80
27.12.2004    77000      15           31.00      31.00    30.05    30.05
07.12.2004    9100       12           158.95     159.00   158.90   158.90
11.12.2006    12600      20           158.95     159.00   158.95   159.00
09.02.2007    10000      18           159.00     159.00   158.95   158.95
23.02.2007    5800       11           158.95     159.00   158.95   159.00
02.03.2007    5500       9            158.95     159.00   158.95   159.00
M/s. Offshore FInvest Ltd.
22.11.2004    35400      32           153.50     161.10   153.50   156.60
15.12.2004    33500      23           166.80     174.00   165.50   167.00
                       Shri Subhas Chandra Agarwalla
M/s.Globe Stocks and Securities and Securities Ltd.
Date of       Volume     Traders      Opening    High     Low rate Closing
Transaction                           Rate       rate              rate
06.02.2002    168350     26           4.85       5.25     4.85     5.00
                                                                             24




13.02.2002    7150       6            5.70       8.50     5.70     8.40
12.03.2003    216254     101          64.70      75.90    64.70    70.50
20.03.2003    322420     116          60.00      61.45    52.45    52.45
24.03.2003    241900     58           56.15      56.15    47.90    47.90
27.03.2003    200400     48           37.40      43.60    37.40    37.40
10.10.2003    27500      6            10.45      10.45    10.45    10.45
23.10.2003    28603      14           12.10      12.10    10.50    12.05

12.10.2004    15000      8            162.50     163.00   162.50   162.50
14.10.2004    27000      8            178.50     178.70   146.30   178.00
25.11.2004    9800       4            187.60     187.60   187.60   187.60
20.12.2004    44000      23           188.90     189.45   188.00   189.45
M/s. Shree Nidhi Trading Co.Ltd.
16.11.2004    81100      17           6.00       6.00     6.00     6.00
29.11.2006    10700      15           159.00     159.00   158.95   159.00
07.12.2006    9000       12           158.95     159.00   158.90   158.90
11.12.2006    12600      20           158.95     159.00   158.95   159.00
M/s. Offshore FInvest Ltd.
05.11.2003    5000       1            4.40       4.40     4.40     4.40
06.11.2003    12500      3            4.00       4.80     4.00     4.80
02.12.2004    30000      33           162.50     162.50   159.20   159.20
                              Shri Avinash Agarwalla
M/s.Globe Stocks and Securities and Securities Ltd.
Date of       Volume     Traders      Opening    High     Low rate Closing
Transaction                           Rate       rate              rate
09.10.2003    41000      5            9.00       10.45    9.00     10.45
14.10.2003    39000      13           11.25      11.25    11.25    11.25
03.11.2004    26750      7            189.00     189.00   188.00   188.50
04.11.2004    34500      10           188.00     190.00   187.50   190.00
05.11.2004    34500      10           188.00     190.00   187.50   190.00
M/s. Shree Nidhi Trading Co. Ltd.
22.12.2004    30000      10           30.20      30.20    30.00    30.20
                                                                                       25




27.12.2004      77000       15          31.00        31.00       30.05       30.05
28.11.2005      21550       17          160.75       160.75      160.40      160.60
30.11.2005      30000       23          160.15       160.30      160.15      160.20
20.12.2006      17800       28          158.95       159.05      158.90      159.00
26.12.2006      10000       15          159.00       159.00      158.95      159.00
27.12.2006      13700       24          159.00       159.00      158.95      159.00
04.01.2007      9300        14          158.95       159.00      158.95      159.00
M/s. Offshore FInvest Ltd.
31.10.2003      5000        1           3.70         3.70        3.70        3.70
10.12.2004      55000       37          165.00       165.30      157.80      157.80
17.01.2005      47000       35          169.00       169.10      161.00      168.60


On comparison of the above table with that of the one which were analysed by the ld. CIT(A) and the SEBI report which was recorded in the impugned order by the ld. CIT(A), it is observed that the SEBI has analysed the transactions for the period April, 2005 to November, 2005 in respect of M/s. Globe Stocks and securities Ltd. only and nowhere they have mentioned in respect of share transactions of M/s.Nidhi Trading Co. Ltd. and M/s. Offshore Finvest Ltd.. But however, in the case of the assesses the revenue has disbelieved the long term capital gain gained by the assessee as well as family members of the assessee. In respect of M/s. Nidhi Trading Ltd. and M/s. Offshore Finvest Ltd along with M/s.Globe Stocks and Securities Ltd. As regarding M/s. Globe Stocks and Securities Ltd. also the period of investigation by the SEBI is for the period April, 2005 to November, 2005 whereas the assessee and her family members has made the transactions in the shares of M/s. Globe Stocks and securities Ltd. much prior to April, 2005 which is evident from the above table as well as the ld. CIT(A)'s analysis. From this fact it is evident that the observations made by the ld. CIT(A) in the impugned order at para nos. 4.6 to 4.10 are misplaced by the Revenue. Since in our considered opinion the SEBI on which the Revenue placed reliance is not applicable to the facts of the present case. On the other hand, the undisputed facts which was admitted by the Revenue are that the assessee has 26 submitted the requisite details and evidences including copies of contract notes, demat account, bank statements etc. which was filed before the AO to substantiate the genuineness of the Long term capital gain which was dis-regarded by the AO simply based on the statement of Shri Arun KHemka and Shri Subhash Chandra Agarwala (which were subsequently retracted by them) by linking with the SEBI's report (which is not relevant in our opinion). It is further observed that the Revenue has not brought any material on record to the effect that neither the assessee nor the family members of the assessee are responsible for inflation/deflation of the share market which is evident from the share transactions recorded in the Calcutta Stock Exchange submitted by the assessee in the paper book. It is further observed that the AO has simply added the long term capital gain and 2% on account of commission ignoring the evidences which was already available with the Revenue authorities.
6.1. Keeping in view of the above facts we are of the considered view that the ratio laid down by the Hon'ble Apex Court in the case of Sumati Dayal vs CIT (supra) on which the Revenue has relied is not at all applicable to the present facts. Therefore we set aside the orders of the Revenue authorities considering that all the transactions made by these assesses are genuine and supported by documentary evidences. On the other hand, the Revenue's presumption is based on suspicion, capricious and probabilities and without any contradictory material against the one submitted by the assessee in respect of genuineness of the transactions.
7. In the result the appeals of the assesses are allowed.

Order pronounced in the court on _14.07.2011.

        Sd/-                                        Sd/-
 महावीर िसंह, Ûयाियक सदःय                       सी.
                                                सी.डȣ.
                                                   डȣ.राव,
                                                      राव, लेखा सदःय,
                                                                सदःय
 Mahavir Singh, Judicial Member                 C.D.Rao, Accountant Member.

 (तारȣख)
  तारȣख)Date: 14.07.2011.

R.G.(.P.S.)
                                                                                   27




    आदे श कȧ ूितिलǒप अमेǒषतः-
    Copy of the order forwarded to:

1. Smt.Rita Devi, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata-700017.

2..Shri Prahlad Rai Agarwalla, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata-700017.

3. Shri Subodh Agarwalla, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata- 700017.

4. Smt. Sarita Devi,F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata-700017.

5. Shri Sudhansu Agarwalla, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata- 700017.

6. Smt. Sheela Devi Agarwalla, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata-700017.

7. Shri Subhas Chandra Agarwalla, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata-700017.

8.Shri Avinash Agarwalla, F-3, Circular Mansion, 222, A.J.C.Bose Road, Kolkata- 700017.

9. D.C.I.T., Central Circle-VI, Kolkata

10. CIT. 11. CIT(A)-Central-I, Kolkata

11. Dr, Kolkata Benches, Kolkata स×याǒपत ूित/True Copy, आदे शानुसार/ By order, Deputy /Asst. Registrar, ITAT, Kolkata Benches