Income Tax Appellate Tribunal - Mumbai
Agarwal Builders & Developers, Navi ... vs Dcit 22(3), Mumbai on 7 February, 2018
आयकर अपील य अ धकरण, मुंबई यायपीठ,'ए',मुंबई।
IN THE INCOME TAX APPELLATE TRIBUNAL MUMBAI BENCHES "A", MUMBAI ी जो ग दर संह, या यक सद य एवं ी जी. मंजूनाथ, लेखा सद य, के सम Before Shri JOGINDER SINGH, Judicial Member, and Shri G. MANJUNATHA, Accountant Member ITA NOS.2872 & 2873/Mum/2013 Assessment Years: 2005-06 & 2006-07 Agarwal Builders & Developers, DCIT 22(3) 203, Raikar Bhavan, Sector 17, बनाम/ Mumbai Vashi Navi Mumbai Vs. ( नधा रती /Assessee) (राज व /Revenue) P.A. No. AAUFA3740P नधा रती क ओर से / Assessee by S/Shri H N Motiwalla & Piyush Chhajed राज व क ओर से / Revenue by Shri V Vidhyadhar ु वाई क% तार&ख / Date of Hearing :
सन 07/02/2018
घोषणा क% तार&ख/Date of Pronouncement 07/02/2018
आदे श / O R D E R
Per Joginder Singh (Judicial Member) Both these appeals are by the assessee for assessment years 2005-06 and 2006-07 upholding the 2 ITA No.2872 & 2873/Mum/2013 Agarwal Builders & Developers addition of Rs 1,96,50,707/- on estimate basis of the total sales ignoring the remand report and no defects were found in the books of accounts of the assessee and further the addition on account of cash deposits and unconfirmed loan(Assessment Year 2005-06) and addition of Rs 36,62,000/- on account of cash deposit ignoring the fact that the cash deposit/withdrawal was duly accounted for in the books and further addition of Rs 6,29,969/- (Assessment Year 2006-07).
2. During hearing the learned counsel for the assessee Shri H N Motiwalla along with Shri Piyush Chajjed claimed that no defects were pointed out in the books of account by inviting our attention to the earlier order of the Tribunal (para 5) at page 3. It was ascertained that even pursuant to the direction of the Tribunal same order was passed and our attention was invited to the remand report (page 8 of the paper-book). It was explained that the earlier assessment was framed u/s. 144 of the Act and the assessee filed additional evidence before the learned CIT(A) which was refused to be admitted. The observation made by the learned CIT(A) in para 5.7 (i) was claimed to 3 ITA No.2872 & 2873/Mum/2013 Agarwal Builders & Developers be a wrong observation. It was contended that in the interest of justice both the appeals may be sent back to the file of the learned Assessing Officer. On the other hand, the learned DR shri V Vidyadhar claimed that there is non-cooperation from the assessee and, therefore, the learned Assessing Officer had no option but to pass the impugned orders.
3. We have considered the rival submissions and perused the material available on record. The facts in brief are that the assessee is engaged in the business of building/developing. The assessee was maintaining its account on computer system through data entry operations. It was claimed that the assessee used the software as DOS bases package and the data was not retrievable when the notices for filing the returns were received. The stand of the assessee is that due efforts were made by the assessee to find a software consultant who could retrieve the DOS based data but could not be retrieved. As per the assessee, in response to notice u/s. 148 and 142(1) various details were furnished vide letter dated 11.12.2008, 13.12.2008 and 16.12.2008. It is 4 ITA No.2872 & 2873/Mum/2013 Agarwal Builders & Developers noted that the assessment was framed u/s. 144 of the Act on 31.12.2008 and even the matter travelled to the Tribunal on earlier occasion. The Tribunal vide order dated 7.09.2011 (ITA Nos. 1692 & 1693/Mum/2011) remanded the matter back to the file of the learned CIT(A) for adjudication on merit. The relevant portion of the order (para 5) is reproduced hereunder for ready reference:
"5. We have considered the rival submissions and gone through the relevant material on record. The assessment was framed on the basis of estimate and disallowance/additions were made for want of necessary details and evidence as the assessee could not produce the final account and even return of income before the Assessing Officer. On appeal, the assessee produce the final account before CIT(A) upon which the CIT(A) issued a remand report and sought the remand report from the Assessing Officer. Once the final account were referred to the Assessing Officer for its comment in the remand report and subsequently the remand report was filed then the CIT(A) ought to have adjudicated the dispute raised by the assessee in this appeal on merit. On the contrary, the CIT(A) declined to admit the additional evidence produced by the assessee in the form of final accounts and accordingly confirmed the estimated income assessed by the Assessing Officer. We further note that learned CIT(A) has not discussed even the remand report for deciding the issue on merit and therefore in the facts and circumstances of the case and in the interest of justice we are of the considered opinion that the matter is require to be considered and adjudicate in the light of final 5 ITA No.2872 & 2873/Mum/2013 Agarwal Builders & Developers accounts as well as remand report filed by the Assessing Officer. Hence we set aside the impugned order of the learned CIT(A) and remand the matter to the record of the CIT(A) for adjudication on merits of the issues, which were decided against the assessee after considering the remand report as well as final accounts filed by the assessee."
It is also noted that in the remand report dated 10.08.2009 was sent by the Assessing Officer (DCIT) pages 5 to 7 of the paper-book wherein the learned Assessing Officer has mentioned that certain other points are required to be examined as the assessee sent the returns of income through speed post. It is further noted that in the second remand report dated 10.01.2013, the learned Assessing Officer merely mentioned that the report dated 10.08.2009 may be considered as remand report for this purpose. It seems that the no efforts have been made to examine the factual matrix, pursuant to the direction of the Tribunal for fresh adjudication/examination of the matter. Therefore, considering the totality of facts, we are constrained to remand both the appeals to the file of the learned Assessing Officer to examine the factual matrix including additional evidence and decide afresh. The assessee is also directed to furnish the necessary evidence 6 ITA No.2872 & 2873/Mum/2013 Agarwal Builders & Developers to substantiate its claim. The assessee is further directed to be more serious in its approach and submit the necessary evidence before the learned Assessing Officer and shall extend its necessary co-operation, resultantly, both the appeals of the assessee are allowed for statistical purposes.
Thus, both the appeals are allowed for statistical purposes only.
This Order was pronounced in the open court in the presence of learned representatives from both sides at the conclusion of the hearing on 7th February, 2018.
Sd/- Sd/-
(G. Manjunatha) (Joginder Singh)
लेखा सद#य / ACCOUNTANT MEMBER या$यक सद#य / JUDICIAL MEMBER
मब
ुं ई Mumbai; +दनांक Dated : 07/02/2018 SA 7 ITA No.2872 & 2873/Mum/2013 Agarwal Builders & Developers आदे श क %$त'ल(प अ)े(षत/Copy of the Order forwarded to :
1. अपीलाथ/ / The Appellant
2. 01यथ/ / The Respondent.
3. आयकर आय3 ु त,(अपील) / The CIT, Mumbai.
4. आयकर आय3 ु त / CIT(A)- , Mumbai
5. 5वभागीय 0 त न ध, आयकर अपील&य अ धकरण, मब ुं ई / DR, ITAT, Mumbai
6. गाड फाईल / Guard file.
आदे शानस ु ार/ BY ORDER, उप/सहायक पंजीकार (Dy./Asstt. Registrar) आयकर अपील य अ धकरण, मब ुं ई / ITAT, Mumbai