Income Tax Appellate Tribunal - Mumbai
Govind Corporation ,Mumbai vs Dcit Central Circle 8(1), Mumbai on 24 July, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL
"SMC" BENCH MUMBAI
BEFORE HON'BLE SHRI SANDEEP GOSAIN, JUDICIAL MEMBER
ITA No. 3229/Mum/2023
(Assessment Year: 2014-15)
Smt. Chitra Avdhesh Mehta Vs. ITO - 33(1)(3)
902/903, 9th Floor, Oberoi Room No. 707, 7 t h
Park, Near Thakur Cinema, Floor, C-12, BKC,
Thakur Village, Kandivali Bandra (E), Mumbai -
(W), Mumbai - 400101. 400051.
PAN/GIR No. BIYPS8204F
(Applicant) (Respondent)
Assessee by Shri M Subramanian, Adv
Revenue by Ms. Madhura M. Nayak Sr. DR
Date of Hearing 06.05.2025
Date of Pronouncement 22.07.2025
आदे श / ORDER
PER SANDEEP GOSAIN, JM:
The present appeal has been filed by the assessee challenging the impugned order dt. 14.07.2023 passed u/s 250 of the Income Tax Act, 1961 ('the Act'), by the National Faceless Appeal Centre, Delhi (NFAC) for the assessment year 2014-15.
2. The only effective ground raised in the present appeal relates to challenging the order of Ld. CIT(A) in upholding the additions made by AO u/s 68 of the Act.
2 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
3. In this regard Ld.AR appearing on behalf of the assessee reiterated the same arguments as were raised by him before the revenue authorities, and also relied upon his written submissions which is reproduced here in below:
1. In this appeal, the only disputed issue is regarding the addition made of Rs.84,79,100/- as unexplained cash credit u/s 68 of the act. The relevant f acts are that during the year under consideration, the appellant sold certain shares and declared long term capital gains income of Rs.84,79,100/- and claimed the same as exempt u/s 10(38) of the act. The details are as under:
2. During the course of assessment proceedings before the A.O., in compliance to the various queries raised regarding the Long term capital gain income, the following details were furnished.
Bank passbook.
Details of Short term capital gain/loss.
Details of Long Term Capital Gains.
Application for transfer of physical shares to Dmat Account.
Dmat Account statement from BOI shareholding Ltd. from 01.04.2013 to 31.03.2014.
Invoices, reager account etc., ior sale of snares/ponas. (Application for transfer of physical shares to Dmat,) A sworn affidavit of the share broker.
From the above and the chart referred to in para no.1, it would be clear that the shares were purchased in physical form during the previous year 2011-12, demated and sold through registered Broker M/s. UPS Investments during the previous year relevant to A.Y. 2014-15. Further, it would also be clear 3 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai that the appellant has furnished all the requisite evidences to prove that the transactions are genuine.
3. Despite the furnishing of the above details, the learned Assessing Officer addressed a letter dated 16.12.2016 proposing to add the entire amount of long term capital gains income of Rs.8479100/- as cash credit u/s.68 of the Income Tax Act, 1961 by relying on the information received from the Directorate of Investigation, Kolkata, formed an opinion that the capital gains income which arose out of sale of shares of Turbo Tech Engineering Ltd. and Kappac Pharma Ltd. are not genuine. In response to the said letter, the appellant vide letter dated 26.12.2016 made elaborate submission explaining that the transactions are genuine and the same cannot be treated as non- genuine. Vide the same letter, the A.O. was also requested to provide opportunity to cross examine the persons whose statements have been relied upon to treat the share transactions as non-genuine. However, the same was not given. Here it may not be out of place to mention that the appellant received a copy of the letter dated 27.12.2016 issued uls.131(1)(d) by the Assessing Officer to the ITO-Ward 30(3), Kolkata to summon Shri Nikhil Jain and allow the appellant an opportunity to cross examine him but nothing was heard, thereaf ter. Further, on 28.12.2016, the appellant also filed a sworn affidavit of share broker Shri Kamlesh V. Sheth Proprietor of UPS Investments which corroborated the submissions made. Finally, the learned A.O. without considering fully and properly the details submitted completed the assessment by passing an order u/s 143(3) of the act by holding that " the amount of Rs.84,79,100/- introduced /credited by the assessee out of these purported share sale receipts during the financial 2013-214 (AY 2014-15) in his capital account as her income being cash credit u/s 68 of the Income Tax Act taxable at the rate of 30% as provided u/s 115BBE)".
4. On appeal, the learned CIT(A) upheld the A.O.'s order by relying on several decisions but without giving a chance to the appellant to deal with the same. It is this order which is in appeal before the Hon'ble Tribunal.
4 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
5. In this regard to the appeal, it has to be submitted that as stated earlier, the shares were purchased in the earlier year from off market sources, demated and thereaf ter, sold after holding the same for a period of more than a year. A perusal of the assessment order would make it clear that the A.O. has not disputed the nature of assets, cost of acquisition, duration of holding of shares, the fact of sale of shares through the Bombay Stock Exchange, etc. However, the A.O. holds the transactions as non-genuine only for the reason that the price of the scrip has moved up phenomenally and this could not happen unless the movement was meticulously planned and created Needless to mention that the appellant has not and could not have played any part/role to move the price of the scrip.
6. In addition, it may also have to be submitted that the provisions of section 68 are deeming provisions and are applicable only in the circumstances where a sum is found credited in the books maintained by the assessee for any previous year and assessee offers no explanation about the nature and the source thereof or the explanation offered by him is not, in the opinion of the A.Ο., satisf actory, the sum so credited may be charged to income tax. In the instant case, the assesse has explained that the sum was credited in her bank account and was on account of sale of shares on the floor of the Bombay Stock Exchange and the consideration was received from the Share broker Sri.Kamlesh V. Seth Proprietor of UPS Investments (registered with the Bombay Stock Exchange). Thus since the genuineness of the transaction has been established, the provisions of S.68 would not be applicable. Without prejudice, in the present case, the assessee does not maintain any books of accounts and is under no obligation to maintain books of account, the entire sale consideration amount has been credited to her bank account directly and hence, the question of invoking the provisions of section 68 of the act does not arise at all.
5 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai In this connection, the Hon'ble Tribunal's attention is invited to the Hon'ble Bombay High Court's decision in the case of Bhaichand N. Gandhi 141 ITR 67 (Bom) wherein it has been held that pass book supplied by the bank could not be regarded as book of the assessee. A copy of the decision is available at page no. 1 to 4 of the case law paper book.
This decision has been followed by the Hon'ble Tribunal in the case of Smt.Babbal Bhatia V. ITO, ITA Nos. 5430 & 5432/Del/2011. A copy of the decision is available at page no.5 to 18 of the case law paper book.
In addition to the above, the following decisions may also be considered:
Radheshyam Khandelwal & ors. (ITA Nos. 7,8,29,30, & 113/Ind/2019) In these group of cases the Hon'ble Tribunal dealt with the capital gains income arising out of transfer of shares of Turbo Tech aris Engineering Ltd. and held in favour of the assesse A copy of the decision is available at page no. 19 to 50 of the case law paper book.
Farzad Sheriar Jehani V. ITO, Mumbai, (ITA No. 2065/M/2023).
In this case the Hon'ble Tribunal was dealing with the capital gains income arising out of transfer of shares of Kappac Pharma Ltd) and held that "We can only presume that the assessee is one of the beneficiaries in these transactions merely an unsuspecting investor, who has entered in investment fray to make quick profit. While holding so, the Hon'ble Tribunal also brought in a reference to the Hon'ble Bombay High Court's decision rendered in the case of Pr. CIT V. Ziauddin A Siddique I.T. Appeal No. 2012 of 2017 dated 04.03.2022. A copy of both the Tribunal as well as Bombay High Court's decision are available at page No.51 to 82 & 83 to 98, respectively of the case law paper book.
CIT V. Shyam R. Pawar (54 taxmann.com 108) (Bom) In this case, it has been held that where DMAT account and contract note showed details of share transaction and 6 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai assessing officer had not proved the said transaction as bogus, capital gains earned on said transaction could not be treated as unaccounted income u/s 68 of the act. A copy of the decision is available at page no.99 to 104 of the case law paper book.
iv. The Pr. C.I.T. V. Prem Pal Gandhi 94 taxmann.com156 (P & H) In this case, it was held that though the appreciation of value share sold by assessee was very high, in view of the fact that the same was traded in NSE and the receipt of sales routed through Bank and the company whose shares were sold was not a closely held company, no addition could be made as undisclosed income. A copy of the decision is available at page no. 105 to 108 of the case law paper book.
V. Andaman Timber Industries (2015) 281 CTR (SC) 241 Held that not allowing the assesse to cross examine the witness by the adjudicating authority though the statements of those witnesses were made the basis of the impugned order is a serious flaw which makes the order nullity in as much as it amounted to violation of principles of natural justice because of which the assesse was adversely affected. A copy of the decision is available at page no. 109 to 114 of the case law paper book.
4. On the contrary, Ld. DR relied upon the orders passed by the revenue authorities and also submitted the decision of the coordinate benches in the case of Manvi Khandelwal Vs. ITO in ITA Noo 3212/DEL/2018 and ACIT Vs. Arihant Kumar Jain in ITA No. 5342/DEL/2018.
5. I have heard the arguments of both the counsels, perused the material placed on record, judgements cited before me and also the orders passed by the revenue authorities. From the records, I noticed that the assessee 7 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai is an individual who has earned income from Professional fee receipts, Short term Capital gains and Income from other sources and has filed her return of income on 26.07.2014 declaring her total income at Rs.4,54,940/-. She has also claimed an exemption u/s 10(38) of the Act of Rs.84,79, 100/- being the Long-term capital gains on listed securities. The case was selected for scrutiny by CASS. Consequently, a notice u/s 143(2) was issued on 18.09.2015 and served to the assessee. Subsequently, a notice u/s 142(1) r.w.s 129 was issued on 29.04.2016 calling for details. Also, the quantum of huge Long-term Capital Gains was found suspicious and a detailed investigation of this issue was undertaken. It was observed by the AO that the assessee has sold all the 500 shares of M/s Turbotech Engineering Ltd from 20.06.2013 to 08.07.2013 i.e. when the price trend was increasing and that the assessee has not sold the shares in the downward trend that is from 24.07.2013 and thereon.
6. Similarly, all the 9000 shares of M/s Kappac Pharma Ltd. from 24.02.2014 to 28.03.2014 i.e. when the price trend was increasing and that the assessee has not sold the sold the shares in the downward trend i.e. from 25.04.2014 and thereon. Therefore, the AO opined that a deeper study was needed to ascertain whether the transactions were genuine investment transactions or sham ones and colourable device only to convert the 8 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai unaccounted cash into tax exempt income. Also, the AO has observed that the assessee has purchased the scrip Turbo Tech Engg. Ltd. on 12.12.2011 and was sold in the month of June 2013 and the scrip Kappac Pharma Ltd. was purchased on 09.10.2012 and sold in February and March 2014 and that the purchase of both the shares was in cash which was not fool proof. However, the AO has pointed out that the demat request for the scrip Turbotech Engineering Ltd. and the scrip Kappac Pharma Ltd. was sent on 27.05.2013 and 27.12.2013 respectively and that the requisition of demat only on these dates defeat the fact that the shares were purchased way back on 12.12.2011 and 09.10.2012 particularly when the shares were purchased in cash. The AO had made further enquiries and concluded that the price movements and sale, purchase transactions made by the assessee were not genuine and were the result of meticulously planned circular trading and the entities involved in these were part of this exercise in an effort to create documentary evidences for a pre- planned scheme for converting unaccounted money into tax exempt income and therefore passed his assessment order u/s 143(3) assessing the amount of Rs.84,79,100/- which was introduced/credited by the assessee out of the above mentioned purported share sale receipts during the FY 2013-14 (AY 2014-15) in his Capital Account as her income being the unexplained cash credit u/s 68 of the Act and 9 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai has assessed her total income at Rs.89,34,040/-, the said additions were also upheld by CITA
7. Although it was argued by Ld. AR, that the coordinate bench of ITAT has already dealt with the same scripts and has decided in favour of the assessee in the case of Farzad Sheriar Vs ITO in ITA No. 2065/Mum/23, wherein it was held as under:
16. Considered the rival submissions and material placed on record, we observe that the assessee is not the regular investor and had specif ically made the investment in the scrip under consideration. It is fact on record that the financials of the company are not commensurate with the purchase and sale price in the market. The assessee has purchased the shares from open market, D-mated the scrips and subsequently sold the same in the stock exchange. It clearly raises several doubt on the purchase and sales transactions recorded in this case. However, there is no discrepancies in the documents filed by the assessee claiming the deductions u/s 10(38) of the Act. At the same time, even though all the characteristics of the penny stock exists in the present case, still the revenue has not brought on record any materials linking the assessee in any dubious transactions relating to entry, price rigging or exit providers. Even in the SEBI report, there is no mention or reference to the involvement of the assessee. We can only presume that the assessee is one of the benef iciary in this transactions merely as unsuspecting investor, who has entered in investment fray to make quick profit. Even the assessing officer has applied the presumptions and concept of human probabilities to make the additions without their being any material against the assessee. We observe that the Hon'ble Bombay High Court in the case of Pr.
CIT v. Ziauddin A Siddique in Income Tax Appeal No. 2012 of 2017 dated 04.03.2022 held as under: -
"1. The following question of law is proposed:10 ITA No. 3229/Mum/2023
Chitra Avdhesh Mehta., Mumbai "Whether on the facts and in the circumstances of the case and in law, the Hon'ble Tribunal was justif ied in deleting the addition of Rs.1,03,33,925/- made by AO u/s 68 of the I.T. Act, 1961, ignoring the fact that the shares were bought/acquired from off market sources and thereafter the same was demated and registered in stock exchange and increase in share price of Ramkrishna Fincap Ltd. is not supported by the financials and, therefore, the amount of LTCG of Rs. 1,03,33,925/- claimed by the assessee is nothing but unaccounted income which was rightly added u/s 68 of the I. T. Act, 1961?"
2. We have considered the impugned order with the assistance of the learned Counsels and we have no reason to interfere. There is a finding of fact by the Tribunal that the transaction of purchase and sale of the shares of the alleged penny stock of shares of Ramkrishna Fincap Ltd. ("RFL") is done through stock exchange and through the registered Stock Brokers. The payments have been made through banking channels and even Security Transaction Tax ("STT") has also been paid. The Assessing Officer also has not criticized the documentation involving the sale and purchase of shares. The Tribunal has also come to a finding that there is no allegation against assessee that it has participated in any price rigging in the market on the shares of RFL.
3. Therefore we find nothing perverse in the order of the Tribunal.
4. Mr. Walve placed reliance on a judgment of the Apex Court in Principal Commissioner of Income-tax (Central)-1 vs. NRA Iron & Steel (P.) Ltd. but that does not help the revenue in as much as the f acts in that case were entirely different.
5. In our view, the Tribunal has not committed any perversity or applied incorrect principles to the given facts and when the facts and circumstances are properly analysed and correct test is applied to decide the issue at hand, then, we do not think that question as pressed raises any substantial question of law.
11 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
6. The appeal is devoid of merits and it is dismissed with no order as to costs.
7. Further, the Hon'ble Delhi High Court in the case of Pr. CIT v. Smt Krishna Devi in ITA 125/2020 dated 15.01.2021 held as under: -
"8. Mr. Hossain argues that in cases relating to LTCG in penny stocks, there may not be any direct evidence in the hands of the Revenue to establish that the investment made in such companies was an accommodation entry. Thus the Court should take the aspect of human probabilities into consideration that no prudent investor would invest in penny scrips. Considering the fact that the financials of these companies do not support the gains made by these companies in the stock exchange, as well as the fact that despite the notices issued by the AO, there was no evidence forthcoming to sustain the credibility of these companies, he argues that it can be safely concluded that the investments made by the present Respondents were not genuine. He submits that the AO made sufficient independent enquiry and analysis to test the veracity of the claims of the Respondent and after objective examination of the facts and documents, the conclusion arrived at by the AO in respect of the transaction in question, ought not to have been interfered with. In support of his submission, Mr. Hossain relies upon the judgment of this Court in Suman Poddar v. ITO, [2020] 423 ITR 480 (Delhi), and of the Supreme Court in Sumati Dayal v. CIT, (1995) Supp. (2) SCC 453.
9. Mr. Hossain further argues that the learned ITAT has erred in holding that the AO did not consider examining the brokers of the Respondent. He asserts that this holding is contrary to the findings of the AO. As a matter of fact, the demat account statement of the Respondent was called for from the broker M/s SMC Global Securities Ltd under Section 133(6) of the Act, on perusal whereof it was found that the Respondent was not a regular investor in penny scrips.
10. We have heard Mr. Hossain at length and given our thoughtful consideration to his contentions, but are not convinced with the same for the reasons stated hereinafter.
12 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
11. On a perusal of the record, it is easily discernible that in the instant case, the AO had proceeded predominantly on the basis of the analysis of the financials of M/s Gold Line International Finvest Limited. His conclusion and findings against the Respondent are chiefly on the strength of the astounding 4849.2% jump in share prices of the aforesaid company within a span of two years, which is not supported by the financials. On an analysis of the data obtained from the websites, the AO observes that the quantum leap in the share price is not justif ied; the trade pattern of the aforesaid company did not move along with the sensex; and the financials of the company did not show any reason for the extraordinary performance of its stock. We have nothing adverse to comment on the above analysis, but are concerned with the axiomatic conclusion drawn by the AO that the Respondent had entered into an agreement to convert unaccounted money by claiming fictitious LTCG, which is exempt under Section 10(38), in a pre-planned manner to evade taxes. The AO extensively relied upon the search and survey operations conducted by the Investigation Wing of the Income Tax Department in Kolkata, Delhi, Mumbai and Ahmedabad on penny stocks, which sets out the modus operandi adopted in the business of providing entries of bogus LTCG. However, the reliance placed on the report, without further corroboration on the basis of cogent material, does not justify his conclusion that the transaction is bogus, sham and nothing other than a racket of accommodation entries. We do notice that the AO made an attempt to delve into the question of infusion of Respondent's unaccounted money, but he did not dig deeper. Notices issued under Sections 133(6)/131 of the Act were issued to M/s Gold Line International Finvest Limited, but nothing emerged from this effort. The payment for the shares in question was made by Sh. Salasar Trading Company. Notice was issued to this entity as well, but when the notices were returned unserved, the AO did not take the matter any further. He thereafter simply proceeded on the basis of the financials of the company to come to the conclusion that the transactions were accommodation entries, and thus, fictitious. The conclusion drawn by the AO, that there was an agreement to convert unaccounted money by 13 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai taking fictitious LTCG in a pre-planned manner, is therefore entirely unsupported by any material on record. This finding is thus purely an assumption based on conjecture made by the AO. This flawed approach forms the reason for the learned ITAT to interfere with the findings of the lower tax authorities. The learned ITAT after considering the entire conspectus of case and the evidence brought on record, held that the Respondent had successfully discharged the initial onus cast upon it under the provisions of Section 68 of the Act. It is recorded that "There is no dispute that the shares of the two companies were purchased online, the payments have been made through banking channel, and the shares were dematerialized and the sales have been routed from de-mat account and the consideration has been received through banking channels." The above noted factors, including the deficient enquiry conducted by the AO and the lack of any independent source or evidence to show that there was an agreement between the Respondent and any other party, prevailed upon the ITAT to take a different view. Before us, Mr. Hossain has not been able to point out any evidence whatsoever to allege that money changed hands between the Respondent and the broker or any other person, or further that some person provided the entry to convert unaccounted money for getting benefit of LTCG, as alleged. In the absence of any such material that could support the case put forth by the Appellant, the additions cannot be sustained.
12. Mr. Hossain's submissions relating to the startling spike in the share price and other factors may be enough to show circumstances that might create suspicion; however the Court has to decide an issue on the basis of evidence and proof, and not on suspicion alone. The theory of human behavior and preponderance of probabilities cannot be cited as a basis to turn a blind eye to the evidence produced by the Respondent. With regard to the claim that observations made by the CIT(A) were in conflict with the Impugned Order, we may only note that the said observations are general in nature and later in the order, the CIT(A) itself notes that the broker did not respond to the notices. Be that as it may, the CIT(A) has only approved the order of the AO, following the same reasoning, 14 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai and relying upon the report of the Investigation Wing. Lastly, reliance placed by the Revenue on Suman Poddar v. ITO (supra) and Sumati Dayal v. CIT (supra) is of no assistance. Upon examining the judgment of Suman Poddar (supra) at length, we find that the decision therein was arrived at in light of the peculiar facts and circumstances demonstrated before the ITAT and the Court, such as, inter alia, lack of evidence produced by the Assessee therein to show actual sale of shares in that case. On such basis, the ITAT had returned the finding of fact against the Assessee, holding that the genuineness of share transaction was not established by him. However, this is quite different from the factual matrix at hand. Similarly, the case of Sumati Dayal v. CIT (supra) too turns ITA 125/2020 and connected matters Page 10 of 10 on its own specific facts. The above-stated cases, thus, are of no assistance to the case sought to be canvassed by the Revenue.
13. The learned ITAT, being the last fact-finding authority, on the basis of the evidence brought on record, has rightly come to the conclusion that the lower tax authorities are not able to sustain the addition without any cogent material on record. We thus find no perversity in the Impugned Order.
14. In this view of the matter, no question of law, much less a substantial question of law arises for our consideration.
15. Accordingly, the present appeals are dismissed."
18. Therefore, we respectfully follow the ratio of the above decisions and inclined to allow the grounds raised by the assessee. Accordingly the ground raised by the assessee is allowed.
19. In the result, appeal filed by the assessee is allowed.
7. And also relied upon the decision in the case of Radheshyam Khandelwal Vs ITO in ITA No. 7/Ind/2019 wherein it was held as under:
15 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
15. We have heard the rival submissions made by the respective parties. We have also perused the relevant materials available on record. It appears from the order passed by the Ld. A.O that he has been guided by the report of the Investigation team in respect of bogus transactions of capital gain. However, nothing has been brought on record to show that the persons investigated, including entry operators or stock brokers, have named that the appellant was in collusion with them. No finding specif ically against the appellant has been made in the Investigation team the report whereof is available before us and this cannot be any ground for holding the appellant guilty or linked to the wrong facts of the persons investigated.
16. In the instant case, the appellant is not connected with M/s Turbo Tech Engineering Ltd. or their promoters, directors or any other person who exercised any control over M/s Turbo tech Engineering Ltd or any so-called entry operator. As a matter of fact, no element is available showing that the appellant has indulged in any such questionable activity or has been part of the modus operandi as alleged by the Ld. A.O.
17. It is further apparent from Page 36 of the Paper Book filed before us that the appellant earned Long Term Capital Gain in ICI CI Bank, transactions whereof has not been doubted.
18. No independent Enquiry from concerned parties to transaction has also been made by the Ld. A.O as it appears from the records.
19. We find that this scrips of M/s Turbo Tech Engineering Pvt.
Ltd has been held to be any penny stock scrips and particularly on the basis of that scrips the revenue has proceeded against the assessee and ultimately disallowed the claim made u/s 10(38) towards Long Term Capital Gain. However in this aspect we have considered the judgment passed by the Hon'ble ITAT, Delhi Bench in the case of Swati Luthra Vs ITO reported in (2020) 115 taxmann.com 167 (Delhi- Trib) where the scrips of this particular M/s. Turbo Tech 16 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai Engineering Ltd. was the actual subject matter. The relevant portion thereof is as follows:-
4. The brief facts are that the assessee filed her return of income for the AY 2014-15 on 31.07.2014 declaring total income of Rs. 16,01,720/-, wherein she had declared income from salary, house property and other sources and also income from investing in shares. The assessee claimed exempt income u/s 10 (38) of the Act in respect of long term capital gain derived from sale of listed company's shares of companies M/s Turbo Tech Engineering Ltd. 4 (Rs. 20, 55, 146/-) and M/s Esteem Bio Organic Food Processing Ltd. (Rs. 23, 00, 616/-) where securities transaction tax was duly suffered by assessee. The sales of shares were affected in the stock exchange through a registered share broker after paying STT.
Accordingly, the assessee had claimed long term capital gain as exempt under section 10 (38) in the return of income to the tune of Rs. 20,55,146- and Rs. 23,00,616/-. The assessee during the course of assessment proceedings had submitted all the relevant evidences for purchase of shares made in cash by the assessee, along with sale contract notes together with bank statements and Demat statements before the ld AO evidencing the entire transaction of sale of shares being routed through regular disclosed bank statement of the assessee. The aforesaid details and documents as submitted by assessee before the authorities below are tabulated along with page nos. of paper book as submitted before us:-
Details of long term capital gain claimed as exempt under section 10(38) on account of sale of scrip of M/s Turbotech Engineering Ltd.
5. The Assessing officer in the impugned assessment order dated 14.12.2016 observed that the share prices of both the aforesaid scrips sky rocketed without having any financial strength. The parameters which are essential for increase in price of shares are not present. In absence of sound financial results it can be concluded that the increase is due to artificial increase. The trend observed of M/s Esteem Bio and M/s Trubotech again lead to a conclusion that prices of the shares were artificially hiked to create non-genuine LTCG to the 17 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai benef iciaries. The Assessing Officer also observed that statements were also recorded by the investigation Wing in other cases of various brokers, operators and entry providers, who accepted that both M/s Esteem Bio and M/s Turbotech are Penny Stock companies and the scrips have been used to provide bogus LTCG to various 8 beneficiaries. Reliance was placed on various statements, like of Sh, Nikhil Jain, Sh.
Sanjay Vora, Sh. Rakesh Somani, Sh. Anil Kumar Khemka and Sh. Bidyoot Sarkar, which were all recorded before DDIT (Inv), Kolkata, wherein, the aforesaid persons had admitted that the scrip of M/s Esteem Bio and M/s Turbotech were used to provide bogus LTCG to various beneficiaries. Thereaf ter, the Assessing Officer af ter explaining the modus operandi of bogus LTCG held that the transactions of the assessee were sham transactions and the LTCG so declared of a sum of Rs. 41,85,762/- was nothing but unexplained Cash Credit under section 68 of the Act to be taxed @ 30% under section 115BBE of the Income Tax Act, 1961 in the hands of the assessee.
6. In the f irst appeal, the Ld. Commissioner of Income Tax (Appeals) conf irmed the order of the AO by observing that the documents submitted as evidence to prove the genuineness of the transaction are make believe documents to cover up the true nature of the transactions, as it is revealed that the purchase and sale of shares are arranged transactions to create bogus profit in the garb of LTCG by well-organized network of entry providers with the sole motive to sell such entries to enable the beneficiary to account for the undisclosed income for a consideration or a commission. 7. Before us, Ld. Counsel for the assessee, Mr. Salil Aggarwal submitted that the assessee has filed before the AO and CIT(A) various documentary evidences in order to substantiate the genuineness of the LTCG so declared during the impugned 9 assessment year and no defect, error or any flaw in these evidences has been pointed by the AO as well the Commissioner of Income Tax (Appeals) and thus, he contended that the entire addition needs to be deleted on the ground of lack of investigation/ enquiry and also due to failure to provide any fallacy in the documentary evidences so submitted by assessee and on the aforesaid proposition reliance was 18 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai placed on the judgments of jurisdictional High Court in the case of CIT vs Fair Finvest Ltd. reported in 357 ITR 147 and PCIT vs Laxman Industrial Resources Ltd. reported in 397 ITR
106.The said documents so submitted by assessee are tabulated as under:
For scrip of M/s Turbotech Engineering Ltd.
Share Purchase Documents Pg 15 to 17 of PB Share Certificate Pg 18 of PB Share Transfer Form Pg 19 to 21 of PB Contract Note issued by DP Pg 24 to 27 of PB Assessee's bank statement Pg 28 to 29 of PB DP statement Pg 30 to 32 of PB For scrip of M/s Esteem Bio Organic Food Processing Ltd.
IPO form Pg 33 to 40 of PB Allotment Advice along with share price Pg 41 to 42 of PB Photocopy of Cheque paid Pg 43 of PB 10 Contract Note Pg 45 to 47 of PB Bank statement of assessee Pg 48 to 52 of PB DP statement Pg 53 of PB
8. The ld Counsel further submitted that the reasons given by AO as well as the Commissioner of Income Tax (Appeals) that increase in the price of M/s Esteem and M/s Turbotech was without any backing of the Financial Results is immaterial as the assessee had sold the shares on recognized stock exchange through a recognized stock broker and the prices of shares duly listed on stock exchange are not in control of assessee and nor any such allegation has surfaced on record that the assessee is involved in price manipulation of aforesaid scrips. He further submitted that reliance placed by 19 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai AO on the interim order of SEBI, wherein, trading in securities of M/s Esteem Bio and M/s Turbotech were suspended temporarily is misconceived, as vide Adjudication Orders dated 06.09.2017 in the case of M/s Esteem Bio and 25.11.2014 in the case of M/s Turbotech, SEBI has found no irregularities in the trading of such scrips nor it has found its directors involved in any price rigging (said orders were placed in the paper book at pages 3 to 13 and 14 to 18 of PB-II) and thus, the reliance placed by AO on interim order of SEBI is uncalled for and unjustif ied. It was further argued that the AO has relied on various statements of alleged entry operators which have surfaced directly in the order of assessment and were never confronted by ld AO during the course of assessment 11 proceedings. Further, in the f irst appeal filed by assessee against the said order of assessment, the said issue of cross examination was raised before ld. CIT (A) which was never provided to the assessee. Thus, it was submitted that as the statements of alleged entry operators have never been confronted to the assessee and they have also not been produced for cross examination, even though specif ic request for the same was made by assessee before ld CIT (A), the assessment so made and addition so sustained is vitiated in law and addition so made is liable to be deleted as such.
Reliance was placed on following judgments in support of the aforesaid proposition:
(i) KishinchandChellaram vs. CIT. [1980] 125 ITR 713 (SC)
(ii) CIT vs Ashwani Gupta. 322 ITR 396 (Del)
(iii) Andaman Timber Industries vs CCE (SC) reported in 127 DTR 241.
9. Ld. Counsel further relied on various case laws on the proposition that once the shares are sold through stock exchange and sufficient documentary evidences have been produced in order to support the genuineness of the LTCG claimed as exempt under section 10(38), hence, addition cannot be made in the hands of assessee without rebutting the documentary evidences and without conducting investigation 20 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai to discard the said documents. The case laws so relied by assessee are tabulated below:
Particulars Copy of judgment of Hon'ble Punjab and Haryana High Court in the case of PCIT vs Prem Pal Gandhi 12 in ITA No. 95/2017 dated 18.01.2018.
Copy of judgment of Hon'ble Punjab and Haryana High Court in the case of PCIT vs Hitesh Gandhi in ITA No. 18/2017 dated 16.02.2017.
Copy of judgment of Hon'ble Bombay High Court in the case of CIT v. Shyam R. Pawar reported in 229 Taxman 256 dated 10.12.2014.
Copy of judgment of Hon'ble Bombay High Court in the case of CIT CIT v. Smt. Jamnadevi Agrawal reported in 328 ITR 656 dated 23.09.2010 Copy of judgment of Hon'ble Gujarat High Court in the case of CIT vs. Maheshchandra G. Vakil reported in 220 Taxman 166 (Magz) dated 25.09.2012.
Copy of judgment of Hon'ble Rajasthan High Court in the case of CIT vs. Smt Sumitra Devi reported in 229 Taxman 67 dated 24.02.2014.
Copy of judgment of Hon'ble Allahabad High Court in the case of CIT vs. Anirudh Narayan Agrawal reported in 219 Taxman 126 dated 16.01.2013.
Copy of order of Hon'ble ITAT Raipur in the case of DCIT vs Rakesh Saraogi & Sons (HUF) in ITA No. 93 to 99/RPR/2014 dated 16.04.2018.
Copy of order of Hon'ble ITAT Mumbai in the case of ITO vs M/s Arvind Kumar Jain (HUF) in ITA No. 4862/Mum/2014 dated 18.09.2017.
Copy of order of Hon'ble ITAT Jaipur in the case of Sh. Pramod Jain vs ITO in ITA No. 368/Jp/2017 dated 31.01.2018. Copy of order of Hon'ble ITAT Delhi in the case of Shobhit Goel (HUF) in ITA No. 2021/Del/2018 dated 13 25.09.2018.
21 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai Copy of order of Hon'ble ITAT Delhi in the case of Smt. Sunita Khemka vs ACIT in ITA No. 389/Del/2018 dated 02.08.2018.
Copy of order of Hon'ble ITAT Delhi in the case of Chander Prakash vs ITO in ITA No. 6880/Del/2017 dated 12.03.2018.
Copy of order of Hon'ble ITAT Kolkata in the case of Prakash Chand Bhutoria vs ITO in ITA No. 2394/Kol/2017 dated 27.06.2018.
Copy of order of Hon'ble ITAT Delhi in the case of Mukta Gupta vs ITOin ITA No. 2766/Del/2018 dated 26.11.2018.
Copy of order of Hon'ble ITAT Kolkata in the case of Mahavir Jhanwar vs ITO in ITA No. 2474/Kol/2018 dated 01.02.2019.
Copy of order of Hon'ble ITAT Delhi in the case of Sh. Rajev Agarwal & sons vs ITO in ITA No. 872/Del/2018 dated 21.01.2019.
Copy of order of Hon'ble ITAT Delhi in the case of Sanjeev Jain vs ITO in ITA No. 3381/Del/2017 dated 15.01.2019.
Copy of order of Hon'ble ITAT Delhi in the case of Smt. Jyoti Gupta vs ITO in ITA No. 3510/Del/2018 dated 06.11.2018.
Copy of order of Hon'ble ITAT Delhi in the case of Vidhi Malhotra vs ITO in ITA No. 93/Del/2018 dated 20.12.2018.
Copy of order of Hon'ble ITAT Delhi in the case of Smt. Simi Verma vs ITO in ITA No. 3387/Del/2018 dated 06.11.2018.
Copy of order of Hon'ble ITAT Delhi in the case of Smt. Shikha Dhawan vs ITO in ITA No. 3035/Del/2018 dated 27.06.2018.
Copy of order of Hon'ble ITAT Delhi in the case of Sh. Amitabh Bansal vs ITO in ITA No. 7802/Del/2018 dated 11.02.2019.
Copy of order of Hon'ble ITAT Kolkata in the case of Ms. Swati Mall vs ITO in ITA No. 2423/ Kol/2017 dated 07.12.2018.
10. On the other hand, the DR relied on the orders of the lower authorities and filed a written note dated 14.05.2019, which 22 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai contained list of case laws to be relied by Revenue, wherein, reliance was placed on judgment of Hon'ble High Court of Delhi in the case of Udit Kalra vs ITO in ITA No. 220/2019.
11. In rejoinder, the ld Counsel submitted his arguments, which can be summarized as below:
(i) That the ld DR has failed to rebut the case laws so cited by appellant and also, the SEBI orders, wherein, the companies M/s Esteem Bio and M/s Turbotech have been absolved and no wrong doings have been found in the working of said companies.
(ii) That further, the reliance placed by ld DR on the order of Udit Kalra vs ITO (Delhi High Court) in ITA No. 220/2019 is again misplaced, as first of all no question of law was formulated by Hon'ble High Court of Delhi in the said case and thus, the same is nly dismissal in limine and on this proposition reliance is placed on the judgment of Hon'ble 15 Supreme Court in the case of CIT vs Rashtradoot (HUF) reported in 412 ITR 17.
(iii) That further, even on facts, the said order in the case of Udit Kalra vs ITO is distinguishable. As, the interim order of SEBI in the case of both the companies have been cooled down by subsequent orders of SEBI. Thus, the case of Udit Kalra vs ITO relied by ld. DR is clearly distinguishable on facts and is not applicable to the facts of assessee. Rather the case laws so relied by assessee are directly applicable to the facts of assessee which have not been rebutted by ld DR.
12. We have heard the rival submissions and perused the orders of the lower authorities and materials available on record. We find that the transactions of the assessee of purchase of shares of M/s Esteem Bio and M/s Turbotech., holding of the shares for more than one year and the sale of shares through a registered share broker in a recognized Stock Exchange and payment of Securities Transaction Tax thereon, all were supported by documentary evidences which were placed before the lower authorities. The Revenue could not point out any specif ic defect with regards to the documents so 23 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai submitted by assessee. In our considered view, effect of a transaction which is supported by documentary evidences cannot be brushed aside on suspicion or probabilities without pointing out any defect therein.
13. In the instant case, the Assessing Officer himself observed that the movement in price of shares of M/s Esteem Bio and M/s 16 Turbotech were without any backing of financial performance of the said companies. In our considered view, the above f actor at best was a pointer or cause for careful scrutiny of the transaction by the Assessing Officer but from it cannot be concluded that transactions were sham. It is a matter of common knowledge that prices of shares in the share market depends upon innumerable factors and perception of the investor and not alone on the financial performance of the company. Further, we also find from record that Ld. AO also didn't confront copies of statements recorded by Investigation Wing, Kolkata of Sh, Nikhil Jain, Sh. Sanjay Vora, Sh. Rakesh Somani, Sh. Anil Kumar Khemka and Sh. Bidyoot Sarkar to the appellant during assessment proceedings and merely extracted copies of their statement in the assessment order only. The Ld. AO has not confronted any material to the assessee nor provided any adequate opportunity to the assessee to defend her case. Since the statements were not confronted to the assessee, she was deprived of her right to cross examine the witnesses. Also whatever they have stated in their statement is no gospel truth and cannot be applied blindly to all the persons who have brought the scrips in the entire country. Thus, under these circumstances, atleast some inquiry should have done from these persons, whether they have provided any entry to the assessee, if the request for cross examination was not possible at that stage. Cross examination of a person in whose basis any adverse inference is drawn, then it cannot be primary evidence or material to nail the assessee and simply based on the statement no addition can be made. This has been held so by various courts, and also by Hon'ble Apex Court in the 17 case of M/s Andaman Timber Industries vs. CCE (SC) reported in 127 DTR 241 has held as follows:
24 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai "According to us, not allowing the assessee to cross-examine the witnesses by the Adjudicating Authority though the statements of those witnesses were made the basis of the impugned order is a serious flaw which makes the order nullity inasmuch as it amounted to violation of principles of natural justice because of which the assessee was adversely affected. It is to be borne in mind that the order of the Commissioner was based upon the statements given by the aforesaid two witnesses. Even when the assessee disputed the correctness of the statements and wanted to cross examine, the Adjudicating Authority did not grant this opportunity to the assessee. It would be pertinent to note that in the impugned order passed by the Adjudicating Authority he has specifically mentioned that such an opportunity was sought by the assessee. However, no such opportunity was granted and the aforesaid plea is not even dealt with by the Adjudicating Authority. As far as the Tribunal is concerned, we find that rejection of this plea is totally untenable. The Tribunal has simply stated that cross-examination of the said dealers could not have brought out any material which would not be in possession of the appellant themselves to explain as to why their ex-f actory prices remain static. It was not for the Tribunal to have guess work as to for what purposes the appellant wanted to cross- examine those dealers and what As mentioned above, the appellant had contested the truthfulness of the statements of these two witnesses and 18 wanted to discredit their testimony for which purpose it wanted to avail the opportunity of cross-examination. That apart, the Adjudicating Authority simply relied upon the price list as maintained at the depot to determine the price for the purpose of levy of excise duty. Whether the goods were, in fact, sold to the said dealers/witnesses at the price which is mentioned in the price list itself could be the subject matter of cross- examination. Therefore, it was not for the Adjudicating Authority to presuppose as to what could be the subject matter of the cross-examination and make the remarks as mentioned above. We may also point out that on an earlier occasion when the matter came before this Court in Civil Appeal No. 2216 of 2000, order dated 17.03.2005 was passed remitting the case back to the Tribunal with the directions to decide the appeal 25 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai on merits giving its reasons for accepting or rejecting the submissions. In view the above, we are of the opinion that if the testimony of these two witnesses is discredited, there was no material with the Department on the basis of which it could justify its action, as the statement of the aforesaid two witnesses was the only basis of issuing the Show Cause Notice We, thus, set aside the impugned order as passed by the Tribunal and allow this appeal."
14. That the ld DR during the course of hearing placed heavy reliance on judgment of Hon'ble High Court of Delhi in the case of Udit Kalra vs ITO in ITA No. 220/2019. Relevant extracts of said judgment are extracted as below:
"The assessee is aggrieved by the concurrent findings of the tax authorities including the lower appellate authorities rejecting its claim for a long term capital gain reported by it, to the tune of Rs. 13,33,956/- and Rs.14,34,501/- in respect of 4,000 shares of M/s Kappac Pharma Ltd. The assessee held those shares for approximately 19 months; the acquisition price was Rs.12/- per share whereas the market price of the shares at the time of their sale, was Rs.720/-. It is contended that the assessee was not granted fair opportunity.
Mr. Rajesh Mahna, learned counsel appearing for the assessee relied upon the orders of the co-ordinate Bench of the tribunal, in respect of the same company i.e. M/s Kappac Pharma Ltd., and pointed out that the tax authority's approach in this case was entirely erroneous and inconsistent.
The main thrust of the assessee's argument is that he was denied the right to cross-examination of the two individuals whose statements led to the inquiry and ultimate disallowance of the long term capital gain claim in the returns which are the subject matter of the present appeal.
This court has considered the submissions of the parties. Aside from the fact that the findings in this case are entirely concurrent - A.O., CIT(A) and the ITAT have all consistently 26 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai rendered adverse findings what is intriguing is that the company (M/s Kappac Pharma Ltd.) had meagre resources and in fact reported consistent losses. In these circumstances, the astronomical growth of the value of company's shares naturally excited the suspicions of the Revenue. The company was even directed to be delisted from the stock exchange. Having regard to these circumstances and principally on the ground that the findings are entirely of fact, this court is of the opinion that no substantial question of law arises in the present appeal.
This appeal is accordingly dismissed."
15. On going through the aforesaid judgment, we find that no question of law was formulated by Hon'ble High Court of Delhi in the said case and there is only dismissal of appeal in limine and the Hon'ble High Court found that the issue involved is a question of fact as held by Hon'ble Apex Court in Kunhayyammed vs State of Kerala reported in 245 ITR 360 and also in CIT vs. Rashtradoot (HUF) reported in 412 ITR. Even on merits and facts, the said judgment in the case of Udit Kalra vs ITO (supra) is distinguishable as in that case the scrips of the company were delisted on stock exchange, whereas, in the instant case, the interim order of SEBI in the cases of M/s Esteem Bio and M/s Turbotech have been cooled down by subsequent order of SEBI placed by assessees in its paper book. Thus, the case of Udit Kalra vs ITO relied by ld. DR is clearly distinguishable on facts and is not applicable to the facts of assessee. Thus, we hold that the case of assessee is factually and materially distinguishable from the facts of the case of Udit Kalra vs ITO so relied by ld DR.
16. We further find that Ld. AO has also mentioned about some order of SEBI. This order also was never confronted to the appellant during assessment proceedings. Moreover, the said order seems to be passed in year 2015, whereas the appellant had purchased the shares in year 2011 and 2013 and sold them in year 2014. It was evident from this document only that no action has been taken by the SEBI against the company during the period when the appellant holds the shares. Thus, even otherwise, we f ind that the order of SEBI 27 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai so relied by ld. AO and CIT (A) is not applicable for the transactions under consideration.
In any case as stated above, the SEBI in its subsequent decision has absolved most of the companies including the companies whose scrips are under suspicion, as they were nor found to be rigging the price. This fact alone vitiates the case of revenue.
17. We also find that the Ld. AO has raised objection regarding the cash purchase of shares and that shares were dematerialized few days back only from the date of sale. There is no law which prohibits the purchase of shares in cash, however in the present case, assessee had filed copies of bills of purchase, copy of share certif icates and transfer forms etc. before Ld. AO and no adverse inference could be drawn only because the shares were purchased in cash. Regarding Demat of shares, we hold that it is the option of the buyer of shares to keep the shares either in Demat form or in paper form. Merely because the shares were dematted at a later stage, no adverse inference could be drawn. The Learned Counsel for the Assessee has taken us through various documents filed in the paper book as referred to above which specif ically prove the purchase of shares made by assessee genuinely which were also sold genuinely. The transactions were carried through Demat account and banking channel on which STT has been paid by assessee. The report of the SEBI was not adverse in nature against the assessee because name of the assessee did not appear therein for conducting dubious transaction. The report of the Investigation Wing and other material was neither confronted to assessee nor there was any inquiry from where it transpired that assessee was beneficiary of any bogus long- term capital gain; therefore, the same cannot be read in evidence against the assessee. A specific material against 22 the assessee should have been brought on record to put assessee under liability. However, in the present case, the entire documentary evidence on record has not been disputed by the authorities below and there is no rebuttal to the explanation of assessee. No other adverse materials have been brought on record against the assessee. Further, no proper 28 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai enquiry has been conducted by the A.O. on the documentary evidences filed by assessee. Whatever statements have been referred to in the order was general in nature with whom assessee did not have any transaction. Considering the totality of the facts and circumstances of the case, we hold that assessee has entered into genuine transaction of sale and purchase of shares and therefore, satisfied the conditions of Section 10(38) of the I.T. Act. The assessee is entitled for exemption under the same provision. We accordingly, set aside the orders of the authorities below and delete the addition of Rs. 41,85,762/-. Appeal of assessee is allowed.
20. We have further considered the judgement passed in the matter of Udit Kalra (Supra) as relied upon by the Ld. DR before us in support of the case made out by the Revenue. It appears that the challenges made in the appeal before the Hon'ble Delhi High Court in that case stood dismissed in limine; no question of law was found to be formulated. Apart from that the said judgment is distinguishable. In that particular case the scrips of the company were delisted on stock exchange, whereas, in the instant case suspension order in trading in securities of M/s Turbo Tech Engineering Ltd has ultimately been lifted by the adjudication order dated 25.11.2014 wherein SEBI has found no irregularities in the trading of such scrips; neither it has found its Directors involved in any price rigging. Such facts has categorically been mentioned in the judgement of Swati Luthra (supra). Therefore, both f actually and materially it is distinguishable from the instant case before us. It is relevant to mention that the orders passed by the SEBI are only of the year 2015 and not during that material point of time i.e. the period between 22.11.2011 and 23.05.2013 when the appellant was holding the shares. Moreso, the subsequent orders passed by the SEBI absolving some companies including M/s Turbo Tech Engineering Pvt. Ltd. whose scribes were under suspicion in the absence of any finding of rigging of price diluted the issue.
21. The objection relating to the shares being dematerialised af ter purchase is also having no consequence. From the series of documents it appears that the prescribed procedure had 29 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai been followed by the assessee from the stage of purchase till the shares are dematted or until sale of the same. Merely because the shares were dematted at a later stage no adverse inference could be drawn against the assessee. In fact there is hardly any chance to doubt or suspect that the transactions in purchase or sale are not genuine. These identical facts were also available in the case of Swati Luthra (Supra). In the instant case the entire transaction was carried out through the Demat account and banking channel upon which STT has been paid by the assessee before us. In order to hold the transaction is bogus and / or ingenuine, the Assessing Officer is required to bring in cogent/clinching evidence to prove the same. It is pertinent to mention that no observation is forthcoming from the orders passed by the revenue pointing out any material defect in the procedure followed by the assessee in such purchase and sale of the shares in question. Neither any cogent/corroborative evidence is brought on record by the revenue to hold otherwise and therefore, there is no doubt that the Assessing Officer has merely proceeded to arrive at his conclusion that the transaction being bogus based only on mere surmise and conjecture.
22. Thus, taking into consideration the entire aspect of the matter in the absence of any independent enquiry made by the Ld. A.O as already observed by us respectfully relying upon the judgment passed by Hon'ble Delhi Bench in the case of Swati Luthra Vs ITO, Ward 51(5), Delhi (Supra) on the identical facts keeping in view of the orders passed by SEBI, we do not hesitate to observe that holding the said M/s Turbo Tech Engineering Ltd as a penny stock company by the authorities below without any corroborative evidence is uncalled for and unjustified. Such action is erroneous arbitrary whimsical and suffers from the principle of surmise and conjecture. Thus, the disallowance of the claim made by the assessee towards the Long Term Capital Gain to the tune of Rs.23,25,000/- in our humble opinion is bad in law and liable to be quashed. We order accordingly. Consequentially the addition of 3% of brokerage to the tune of Rs.69,750/-is also of no basis. The said addition made by the Learned AO is only on the basis of 30 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai presumption. Thus, the said addition on the alleged payment of commission @3% is also without any merit and thus deleted.
Assessee's appeal is, therefore, allowed.
8. Whereas on the contrary Ld.DR while placing reliance upon the orders of the revenue authorities also relied upon the decision in the case of Manvi Khandelwal and Arihant Kumar Jain, (supra).
9. Now, in these circumstances, I have to examine after evaluating the facts of the present case with regard to the genuineness of the claim of exempt income by the assessee u/s 10(38) of the Act, therefore, it is necessary to evaluate the orders passed by the revenue to Road is more particularly the AO who has carried out verification and investigations in the case of the assessee
10. The AO while passing the order of assessment has mentioned that assessment order had clearly brought out the rise and fall in the prices of the impugned stock are artificial and does not commensurate with the normal market. The AO had also summoned the assessee and had taken her statement on oath. From the statement it is clear that the assessee takes shelter by saying that she has taken the advice of the expert/ broker. However, it will not come to the aid of the assessee, since it is not the experts who has indulged in the transaction but it is the assessee. The papers submitted by the assessee in pursuance of the 31 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai notice issued, cannot be construed as an evidence to establish the genuinity of the transaction. The transactions are unnatural, suspicious and the banking documents are self-serving. Besides, nearly because the transactions were done through the banking channels cannot validate the same and the burden of the proof is with the assessee to prove the genuinity of the claim. The documents relied on by the assessee should pass the test of normal behaviour of the assessee in the course of business, preponderance of probability and surrounding circumstances and if they do not, then the addition is justified. Further, as per the principle laid down in the Sumati Dayal vs. CIT 1995, 80 taxmann 89 (SC), the true nature of the transaction can be ascertained from the surrounding circumstances and proof beyond reasonable doubt has no applicability in determination of matters under taxing statues. Further, the payment through banks, transactions through stock exchanges and other features are only apparent features and the real factors are manipulated. Hence, the transactions form under the realm of suspicious and dubious transactions, more particularly, when the assessee has not furnished cogent evidences to explain how the shares in an unknown company jumped up in no time and such fantastic price was not possible when there was no economic or financial basis to justify the price rise.
32 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
11. The AO has thoroughly examined the factual and financial health of the script in question and also the findings of the investigation wing, which is reproduced here in below:
33 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai 34 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai 35 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai 36 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai 37 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai
12. The decisions relied upon by the assessee are not applicable as in none of the cases the financial health of the companies, whose shares have been sold by the assessee have been analyzed in depth, whereas in the decisions of the coordinate bench of ITAT in the case of 38 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai Manvi Khandelwal (supra) the same script of same assessment year has been dealt in detail and the operative portion of the order of the coordinate bench of ITAT is contained in para 14 to 27 and the same is reproduced here in below:
14. We have gone through the record in the light of the submissions made on either side. It is an undisputed fact that the assessee purchased the shares of M/s Kappac Pharma Ltd on 25.6.2012 off-line and by making cash payment at the rate of Rs. 11 per-share through one M/s Vishal Reality Management Ltd by making a total payment of Rs.1,32,000/-for acquiring 12,000 equity shares. It is also not in dispute that the assessee sold these 12,000 shares of M/s Kappac Pharma Ltd at Rs.750/-for a consideration of Rs.83,06,907/-through Bombay stock exchange within a period just over 12 months to realise a return of approximately 6300%. It is only this transaction of realising long term capital gains that triggered the selection of case for scrutiny under CASS for the reason of, suspicious Long Term Capital Gain (LTCG) on sale of 9 shares (inputs from investigation wing)". On this event, being triggered, learned Assessing Officer looked into the f acts involved in this matter.
15. Learned Assessing Officer verified the trading activity or investment in shares of the assessee in the shares of listed companies and also the financials of M/s Kappac Pharma Ltd and also the trading history of the shares of M/s Kappac Pharma Ltd. Learned Assessing Officer also verified the trade data pertaining to the exit providers in respect of the M/s Kappac Pharma Ltd to the assessee. On a careful analysis of all this material, then the assessing officer proceeded to call out the modus operandi adopted by the assessee which is akin to the modus operandi of bogus LTCG shares as is indicated by the Director of Investigations, Kolkata who carried out a countrywide investigation to under the organised racket of generating bogus entries of Long Term Capital Gain (LTCG) which is exempt from tax. On a comparison of the facts and 39 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai circumstances involved in these matters, learned Assessing Officer reached the conclusion that the modus operandi adopted by the operators was to make the beneficiaries by some shares of predetermined penny stock company controlled by them and the modus operandi adopted by the assessee is fitting in the order of the things. Learned Assessing Officer therefore reached a conclusion that the transaction of deriving Long Term Capital Gain (LTCG)'s by the assessee is a bogus one.
16. It is pertinent to note that the assessee does not dispute any of the facts stated in the immediately preceding paragraph.
It remains an admitted fact that having purchased 12,000 shares of M/s Kappac Pharma Ltd at Rs. 11/-share, the assessee sold the same at Rs.750/-per 10 share within a span of 12 months and realised the capital gains to the tune of Rs.83,06,907/-and precisely this event triggered the suspicion to the Revenue authorities prompting them to conduct a deeper scrutiny of the transaction. It is not as though the learned Assessing Officer jumped to any conclusion merely by referring to some report of the investigation wing of income tax Department at Kolkata which carried out a countrywide investigation to under the organised racket of generating bogus entries of Long Term Capital Gain (LTCG) which is exempt from tax.
17. Assessment order clearly shows that the learned Assessing Officer examined the return of income and found that it does not show substantial trading activity or investment in shares of listed shares and the purchase of shares in a huge quantity was made when the company had no proven financial results which were an indicator to the future events. As a matter of fact, learned Assessing Officer found that the assessee, though a novice in share market without any substantial trade transaction in the earlier years or in the subsequent years, that too without f inding the financial results of M/s Kappac Pharma Ltd are so splendid to inspire the assessee to believe that there is a chance of lucrative gains at the stage of purchase of such shares, invested the money to the tune of Rs.1,32,000/-. Naturally this f act triggered suspicion in the mind of the 40 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai learned Assessing Officer, causing him to enquire into the financials of M/s Kappac Pharma Ltd.
18. Assessment order further clearly indicates that the learned Assessing Officer delved deeper into the f inancials of M/s Kappac Pharma Ltd for the f inancial years 2009-10 to 2013-14 and found that this company had constantly been incurring losses. From the annual reports 11 of this company, learned Assessing Officer deduced that the assessee had purchased the shares of M/s Kappac Pharma Ltd, even though M/s Kappac Pharma Ltd had incurred losses consistently, and, therefore, strongly indicating that the purchase of these shares is a predetermined action leading to subsequent pat to acquire bogus LTCG. The findings of the learned Assessing Officer are amply corroborated by the figures in respect of the increase of share and trading volumes of M/s Kappac Pharma Ltd also Balance Sheet figures for all these years.
19. Learned Assessing Officer further take note of the fact that the trading in the shares of M/s Kappac Pharma Ltd was suspended w.e.f. 07/01/2015 by BSE as a surveillance measure pursuant to the directions issued by SEBI. It is also important to note that the learned Assessing Officer verif ied the trade data pertaining to the sellers of shares of M/s Kappac Pharma Ltd and found that there were three parties, namely, Abhinna Vyapar Private limited, Eash Vyapaar Private limited, and Prerna Vyapaar Private limited who purchased the shares from the assessee and provided her the exit entries. Further, on verification of the annual income and return filing details of these three entities, by obtaining the inputs from the investigation wing of the income tax Department, it was found that these three entities were non-taxpayers with the income below the taxable limits; that the financial capacity of these three entities is not at all commensurate with the huge investment made by them in purchase of this particular scrip; and, therefore, based on the inputs from the investigation wing, it was evident that these buyers were mere accommodation entry providers who indulged in these transactions on behalf of the scheme operators for exchange of commission.
41 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
20. It is at this juncture, learned Assessing Officer referred to the details of the modus operandi of bogus LTCG schemes, in the background of investigation carried out by the investigation wing of the income tax Department, Kolkata who carried out a countrywide investigation to under the organised racket of generating bogus entries of Long Term Capital Gain (LTCG), which is exempt from tax, and found that the modus operandi adopted by the operators was to make the beneficiary buy some shares of predetermined penny stock company shares controlled by them with the initial transfer of shares in the name of the beneficiary on off market transaction basis or online transaction basis and thereafter, issue preferential shares at a nominal rates or issue of bonus shares even though there is hardly any profit or business activity in these companies; that the beneficiary, usually an individual, holds the shares for one year, the statutory period after which LTCG is exempt under section 10(38) of the Act; in the meantime, the operator register the prices of the stock and gradually rise its prise many times, offered 500 to 1000 times; that this is done through low-volume transaction indulged in by the dummies of the operator at a predetermined price; that when the price reaches the desired level the beneficiary who bought the shares at a nominal price, is made to sell it to a dummy Company of the operator; and that for this, unaccounted cash is provided by the benef iciary which is routed through in a few layers of paper companies by the operator and finally is parked with the dummy paper company that will buy the shares. Having gone through this, learned Assessing Officer thought that his findings on the verification of the assessee's transaction are well corroborated and, therefore, reached a different conclusion as to the nature of the transaction done by the assessee.
21. Though the assessee raised so many questions in the letter dated 22/12/2016, it remains unanswered as to what inspired the assessee to invest so much amount in a company whose financial results are not so splendid awe-inspiring and there are no chances of lucrative gains at the time when such shares were purchased. It is not open for the assessee to raise such questions which are exclusively in her personal knowledge, and it is not possible for the learned Assessing Officer to know what 42 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai transpired in the mind of the assessee to make such an investment. What the assessee did was something improbable for novice investor without any substantial share transaction in earlier subsequent years. Generally the investment takes place with the motive of profit earning, and what was the hope of the assessee is exclusively known to her and to none else. When the transaction created a reasonable doubt, it is for the assessee to clarify the circumstances which prompted her to make such an investment. The satisfaction of the assessee in respect of the prospects of earning profits by such an investment is a psychological fact and within her exclusive and personal knowledge. Unless and until, the assessee comes out with an explanation that there was reason for her to make such an investment and the circumstances under which such an investment was made, out of her personal knowledge, learned Assessing Officer has no reason not to pursue the reasonable doubt he had in respect of the transaction which he analysed in the light of the attendant circumstances like the financials of the company and the transaction data of the exit providers. Without doing so, she cannot shift the burden to the learned Assessing Officer. As rightly observed by the learned Assessing Officer, law does not put the onus of collecting the reasons which are in the personal knowledge of the assessee, for the investment 14 of the assessee without much experience in investment in such companies as that of M/s Kappac Pharma Ltd, that too in the circumstances which do not inspire her confidence of deriving any benefits from such investment. It is an impossible burden which the assessee seeks to put on the learned Assessing Officer.
22. On a careful scrutiny of the assessment order and the impugned order passed by the Ld. CIT(A), as a matter of fact, we find that the share transaction done by the assessee is surrounded by a thick cloud of suspicion which the assessee failed to dispel. Since the learned Assessing Officer did not rely on the investigation report of the Kolkata wing of income tax Department to reach the conclusion as to the nature of transaction, and on the other hand, his findings are firmly entrenched into the facts he culled out during the assessment proceedings and derived from the analysis of the financials of 43 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai M/s Kappac Pharma Ltd and also other circumstances, we are of the considered opinion that the assessee cannot place reliance on the decision of the Hon'ble Apex Court in the case of Andaman Timber Industries (supra).
23. It is pertinent to note that the facts in the case of Udit Kalra (supra) are similar to the facts of the case on hand. The Tribunal held that when there was a specif ic information that the assessee had indulged in nongenuine and bogus capital gain obtained from the transactions of purchase and sale of shares of M/s Kappac Pharma Ltd, a Mumbai-based company, it was noticed that the purchase transaction was done offmarket in physical form or paying cash, the assessee purchased the shares of M/s Kappac Pharma Ltd in physical form and thereaf ter the same were converted into electronic form, the purchase payment was 15 made in cash and not through the normal banking channel, therefore, the same were not verif iable from the authentic supporting details such as bank account/documents, and the assessee failed to furnish the source for the purchase transactions - such a transaction is against human possibility. The Tribunal applied the ratio of Hon'ble Supreme Court in the case of McDowell & Co Ltd., 154 ITR 148 of the Act to reach a conclusion that the transaction, meticulously planned and framed, is without the framework of law and a colourable device, which cannot be part of tax planning and it would be wrong to encourage or entertain the belief that it is honourable to avoid the payment of tax by dubious methods.
24. The findings of the Tribunal are favoured by the Hon'ble jurisdictional and are confirmed in ITA No.220/2019 on the file of the Hon'ble Delhi High Court by order dated 8/3/2019, wherein the Hon'ble High Court held that the company (M/s Kappac Pharma Ltd, which was even directed to be delisted from the stock exchange) had meagre resources and in fact reported consistent losses and in the circumstances, the astronomical growth of the value of company's share naturally excited the suspicion of the Revenue. Hon'ble High Court declined to interfere with the findings of the Tribunal and dismissed the appeal.
44 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
25. In the case of Sanat Kumar (supra), a coordinate Bench of this Tribunal dealt with a similar situation, and made an observation that though the assessee meticulously completed the paperwork by routing his entire investments through banking channel, when the result of an altogether beyond human properties, what is apparent in making 16 investment is not really and the examination of the entire transaction falsif ies the same.
26. Having regard to all these facts and circumstances of the case in this matter, we are of the considered opinion that the conduct of the assessee who is a novice, in investing in the stocks of a company whose financial results are not brilliant and where there is no apparent chance of lucrative gains at the time when such an investment was made - raises reasonable doubt to suspect the bona f ides of the transaction and in the absence of any satisfactory explanation offered by the assessee on the vital points raised by the learned Assessing Officer, it is not possible to brush aside the orders of the authorities below. Both the authorities below have the cogent reasons for reaching the conclusions and we find it difficult to interfere with the same. With this view of the matter, we dismiss the grounds of.
27. In the result appeal of the assessee is dismissed.
13. And in the case of ACIT Vs Arihant Kumar Jain (supra), it has been held as under:
13. From the undisputed facts, arguments addressed by the ld.
Authorized Representatives to the parties, order passed by the lower authorities and case laws relied upon, the sole question arises for determination in this case is :-
"as to whether ld. CIT (A) has erred in facts and in law in deleing the disallowance of Long Term Capital Gain (LTCG) made by the AO, claimed by the assessee as exempt u/s 10(38) of the Act on the ground that the entire process of purchasing and selling of 40,000 shares of M/s. Kappac Pharma Limited is a colourable device to convert unaccounted money into fictitious exempt LTCG to evade tax?"45 ITA No. 3229/Mum/2023
Chitra Avdhesh Mehta., Mumbai
14. Before proceeding further, we would examine the overall financial health and credibility of M/s. Kappac Pharma Limited, a company whose 40,000 shares were purchased by the assessee through undisclosed cash. Gross income and net income declared by M/s. Kappac Pharma Limited from AYs 2012 to 2016, which is in the pubic domain, is tabulated as under :-
(inCr.) 2016 2015 201 2013 2012
4
Income Statement
Revenue - - - - -
Other Income - - - -
Total Income - - - - -
Expenditure -0.02 -0.08 - -0.08 -0.06
0.08
PBIT -0.02 -0.08 - -0.08 -0.06
0.08
Depreciation - - - - -
PBT -0.02 -0.08 - -0.08 -0.06
0.08
Tax - - - - -
NetProfit -0.02 -0.08 - -0.08 -0.06
0.08
Equity 30.2 30.27 30.2 23.7 23.77
7 7 7
EPS -0.01 -0.03 - -0.04 -0.03
0.03
CEPS - - - - -
OPM% - - - - -
NPM% - - - - -
15. When we examine the arguments addressed by ld. DR for the Revenue challenging the impugned order passed by the ld. CIT (A) in the light of the financials of M/s. Kappac Pharma Limited, it leads to the irresistible conclusion that no man of ordinary prudence would ever invest in its share except for 46 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai dubious reasons to convert the unaccounted money into white money.
16. Coordinate Bench of the Tribunal examined the penny stock business of M/s. Kappac Pharma Limited in numerous cases and found the same to be an instrumentality to legalize the unaccounted money through dubious method into white money. Three such cases are Puja Ajmani, Udit Kalra and Manvi Khandelwal (supra).
17. Coordinate Bench of the Tribunal in case cited as Pooja Ajmani (supra) in the identical f acts of cases where assessee had purchased 4,000 shares of M/s. Kappac Pharma Limited at the price of Rs.13.09 per share in physical form and subsequently sold 3,000 shares @ Rs.677/- per share on 04.02.2014 and another 500 shares were sold on 18.02.2014 @ Rs.691/- per share, held that M/s. Kappac Pharma Limited is one of such company whose scrips have been manipulated to provide bogus LTCG by returning following findings :-
"5. I have heard both the parties and perused the records especially the impugned order. I find that AO after a detailed analysis of the investigation report with the materials available on record in the case of the assessee and on further examination of the financials of Kappac Pharma Ltd., price & volume of the scrip of Kappac Pharma Ltd., concluded that the modus operandi adopted by the assessee followed the pattern discovered by the Investigation wing during various search and survey operations. It was held that that the transactions showing long term capital gain, which had been claimed by the assessee as exempt under section 10(38), were sham transactions. It was held that it was a case of bogus long-term capital gain obtained through brokers and that the assessee had used colourable device for avoidance of tax. The receipt of Rs.23,68,313/- was deemed to be income under section 69A. The assessee has contended that 4,000 shares of Kappac Pharma Ltd. purchased from Corporate Stock Broking (P) Ltd. at a price of Rs.13.09 per share in physical form. It has also been submitted that out of the 4,000 shares, 3000 shared were sold on 04/02/2014 for @Rs.677 per share and another 500 were sold on 18/02/2014 for a sum of @Rs.691 per share. It has 47 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai also been submitted that the assessee did not indulge in any manipulation which may have been done by some broker and that the appellant was not given opportunity for cross examination. It has also been submitted that the Assessing Officer has made the addition without considering the facts of the case and only on the basis of presumption and presuppositions. It is noticed that prima facie, copies of all documents have been submitted to substantiate the genuineness of transactions related to purchase and subsequent sale of shares leading to long-term capital gain claim by the appellant. I find that these documents were also placed before the Assessing Officer who, af ter detailed examination and discussion and going beyond the said documents has established that the said documents were a mere mask to hide the real nature of transactions. By analysing the Balance Sheet, Profit &Loss account and the trade pattern of Kappac Pharma Ltd. during the period March, 2010 to March 2014, the Assessing Officer has pointed out that the share price of this company was neither affected by the movement of sensex nor the financials of the company justified such extraordinary jump in the price of its shares. It is noticed that apart from being based on evidences gathered during search and survey operations, analysis of the material on record and analysis of information from various sources, the findings of the Assessing Officer are also based on strong surrounding circumstances, preponderance of probability and human conduct in the light of detailed analysis of the modus operandi adopted by brokers and operators engaged in the business of providing entries of long term capital gains to the interested benef iciaries which has come to surface as a result of deep and wide investigation. Initial investment in a company of unknown credentials and subsequent jump in the share price of such a company cannot be an accident or windfall but was possible, as clearly brought on record by the Assessing Officer, because of the manipulations in the price of shares in a pre-planned manner by the interested broker and entry operators. The insistence of the assessee that the transactions leading to long- term capital gains are supported by documents such as sale and purchase invoices, bank statements etc. cannot be accepted in view of the fact and circumstances of the case brought on 48 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai record by the Assessing Officer after proper per examination of the material f acts and af ter taking into account the findings of SEBI and corroborating evidences gathered by the Directorate of Investigation, Kolkata against a network of brokers and operators engaged in manipulation of market price of shares of certain companies controlled and managed by such persons with a purpose to provide accommodation entries in the form of long term capital gains. Further, the contention of the assessee that long term capital gains cannot be treated as bogus merely because some investigation with regard to certain company and broker or investigation has been carried out by the Directorate of Investigation, Kolkata only proves that the appellant wants to take shelter under such documentary evidences which themselves have been created as masks to cover up the true nature of transaction. A genuine transaction must be proved to be genuine in all respect. The onus was on the appellant to prove that the transaction leading to claim of long term capital gains was distinctly genuine transaction and not bogus, premeditated transaction arranged with a view to evade taxes. The onus was on the assessee to contradict the findings that Kappac Pharma Ltd. was a company whose scrip was capable of being traded at high price as it was the appellant who had traded in the shares of the this company which resulted into claim of long term capital gains which is exempt under section 10(38). Once the assessee was made aware of the result of the investigation which proved that trading of shares leading to long term capital gains was not genuine, as per section 101 of the Indian Evidence Act, 1972, the onus was on the assessee to prove that she had earned genuine long term capital gains as it was the assessee who has made a claim that she was engaged in genuine share transactions. I find that in the case of Shri Charan Singh vs. Chandra Bhan Singh (AIR 1988 SC 6370), the Hon'ble Supreme Court have clarif ied that the burden of proof lies on the party who substantially asserts the affirmative of the issue and not upon the party who denies it. It has been further held that the party cannot, on f ailure to establish a prima f acie case, take advantage of the weakness of his adversary's case. The party must succeed by the strength of his own right and the clearness of his own proof. He cannot be heard to say that it was too difficult or virtually impossible to 49 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai prove the matter in question. In the case under consideration, since it is the appellant who had made the claim that she had earned genuine long term capital gain, all the facts were especially within her knowledge. Section 102 of Indian Evidence Act makes it clear that initial onus is on person who substantially asserts a claim. If the onus is discharged by him and a case is made out, the onus shifts on to deponent. It is pertinent to mention here that the phrase "burden of proof" is used in two distinct meanings in the law of evidence viz, 'the burden of establishing a case', and 'the burden of introducing evidence'. The burden of establishing a case remains throughout trial where it was originally placed, it never shifts. The burden of evidence may shif t constantly as evidence is introduced by one side or the others. In this case, once the evidence that assessee has claimed bogus long term capital gain was introduced by the Assessing Officer, the burden of evidence shifted to the assessee. During the assessment proceeding and even during the assessee proceeding, the assessee has failed to produce any evidence to prove that the long term capital gain claimed by her was genuine. In the present case, it is seen that the assessee has failed to discharge her burden of proof and the Assessing Officer, on the other hand, has proved that the claim of the appellant was incorrect. The enquiry conducted by SEBI was further corroborated by the investigation carried out by the Directorate of Investigation, has been thoroughly analysed by the Assessing Officer to prove that the assessee has introduced bogus long term capital gains in her books of account by routing her unaccounted income through a tax evasion scheme. The statement of brokers engaged in providing bogus long term capital gains clearly proves that Kappac Pharma Ltd. is one of such companies whose scrips have been manipulated to provide bogus long term capital gains. It is noted that on similar f acts and circumstances, Hon'ble ITAT A-Bench, Chandigarh in the case of Shri Abhimanyu Soin VS ACIT, Circle-7, Ludhiana in ITA No.951/Chd./2016 vide order dated 18/04/2018, have expressed the view that the undisclosed income in the garb of long term capital gain has to be assessed as unexplained. The Hon'ble ITAT have held as under:-
50 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai "14. The ratio laid down by the Hon'ble Supreme Court in the case of Sumati Dayal Vs. CIT [1995] 214 1TR 801 = 2002- TIOL-
885-SC-IT-LB is squarely applicable in this case. Though the assessee has received the amounts by the way of account payee cheques, the assessee could nowhere prove the purchase of shares as claimed to have been made on 02/72/2008 in cash and it urns also not proved about the availability of the funds with the assessee as on the date of purchase of shares. The assessee was not in India as per the passport details available as per the record. This, coupled with the f act that the transfer of money in cash from Ludhiana to Delhi and a person representing the broker operating at Kolkata has collected the money at Delhi cannot be accepted. The tax authorities are entitled to look into the surrounding circumstances to find out the realities and the matter has to be considered by applying test of human probabilities as enunciated by the Hon'ble Supreme Court. The fact that inspite of earning 3072% of profits, the assessee never ventured to involve himself in any other transactions with the broker which gave him even much lower profits during the period which cannot be a mere coincidence or lack of interest or absence of advice from the financial institutions as done earlier.
15. In view of the detailed discussion above, and keeping in view the entirety of the facts and circumstances and specif ic peculiarity of the instant case and the judgments quoted above, we decline to interfere in the order of the Ld. CIT (A).
16. In the result, appeal of the Assessee is dismissed."
5.1 On the issue of circumstantial evidence and in the matters related to the discharge of 'onus of proof' and the relevance of surrounding circumstances of the case, the Hon'ble Supreme Court in the case of CIT Vs. Durga Prasad More [(1972) 82 ITR540], have observed as under:
"...that though an appellant's statement must be considered real until it was shown that there were reasons to believe that the appellant was not the real, in a case where the party relied on 51 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai self-sewing recitals in the documents, it was for the party to establish the transfer of those recitals, the taxing authorities were entitled to look into the surrounding circumstances to find out the reality of such recitals. Science has not yet invented any instrument to test the reliability of the evidence placed before a Court or Tribunal. Therefore, the Courts and the Tribunals have to judge the evidence before them by applying the test of human probability. Human minds may differ as to the reliability of piece of evidence, but, in the sphere, the decision of the final fact f inding authority is made conclusive by law."
5.2 I further f ind that the above ratio as laid down by the Hon'ble Supreme Court has been reiterated and applied by the Hon'ble Apex Court in the case of Sumati Dayal vs. CIT (214 ITR
801). It is essential on the part of the Assessing Officer to look into the real nature of transaction and what happens in the real word and contextualize the same to such transactions in the real market situation. Further, in the case of McDowell &: Co. Ltd.[(1985) 154 ITR 148 (SC)], the Hon'ble Supreme Court have observed as under:
"Tax planning may be legitimate provided it is within the framework of law. Colourable devices cannot be part of tax planning and it is wrong to encourage or entertain the belief that it is honourable to avoid the payment of tax by resorting to dubious methods. It is the obligation of every citizen to pay the taxes honestly without resorting to subterfuges."
5.3 Every person is entitled to so arrange his affairs as to avoid taxation but the arrangement must be real and genuine and not a sham or make believe.
5.4 Keeping in view of the aforesaid discussions, I am of the view that documents submitted as evidences to prove the genuineness of transaction are themselves found to serve as smoke screen to cover up the true nature of the transactions in the f acts and circumstances of the case as it is revealed that purchase and sale of shares are arranged transactions to create bogus profit in the garb of tax exempt long terra capital gain by well organised network of entry providers with the sole motive to sell such entries to enable the beneficiary to account 52 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai for the undisclosed income for a consideration or commission. I further f ind that the share transactions leading to long term capital gains by the assessee are sham transaction entered into for the purpose of evading tax. I note that the landmark decision of the Hon'ble Supreme Court in the case of McDowell and Company Limited, 154 ITR 148 is squarely applicable in this case wherein it has been held that tax planning may be legitimate provided it is within the framework of the law and any colourable devices cannot be part of tax planning and it is wrong to encourage or entertain the belief that it is honourable to avoid the payment of tax by dubious methods. However, the case laws cited by the Ld. counsel for the assessee are on distinguished f acts, hence, not applicable in the instant case. The assessee has not raised any legal ground and argued only on merit for which assessee has failed to substantiate his claim before the lower revenue authorities as well as before this Bench. In view of above discussions, I am of the considered opinion that Ld. CIT(A) has rightly confirmed the addition in dispute, which does not need any interference on my part, therefore, I uphold the action of the Ld. CIT(A) on the issue in dispute and reject the grounds raised by the Assessee."
18. Similarly, coordinate Bench of the Tribunal in case cited as Udit Kalra (supra) dismissed the appeal filed by the assessee who has claimed deduction u/s 10(38) of the Act qua shares of M/s. Kappac Pharma Limited to the tune of Rs.27,20,457/- in the identical f acts and circumstances, which has further been confirmed by Hon'ble Delhi High Court in ITA 220/2019 order dated 08.03.2019 by returning following findings :-
"This court has considered the submissions of the parties. Aside from the fact that the findings in this case are entirely concurrent - A.O., CIT(A) and the ITAT have all consistently rendered adverse findings - what is intriguing is that the company (M/s Kappac Pharma Ltd.) had meagre resources and in f act reported consistent losses. In these circumstances, the astronomical growth of the value of company's shares naturally excited the suspicions of the Revenue. The company was even directed to be delisted from the stock exchange. Having regard to these circumstances and principally on the ground that the 53 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai findings are entirely of fact, this court is of the opinion that no substantial question of law arises in the present appeal.'
19. Coordinate Bench of the Tribunal in case of Manvi Khandelwal (supra) also decided the issue as to claiming LTCG exemption u/s 10(38) of the Act on the basis of scrips of M/s. Kappac Pharma Limited on the basis of which assessee has earned a return of 6,300% over a period of 12 months and reached the conclusion that the entire transaction is a colourable device to avoid payment of taxes and upheld the addition made by the AO as well as ld. CIT (A) u/s 68 of the Act by disallowing the LTCG claim made by the assessee u/s 10(38) of the Act.
20. When we examine the contentions raised by the ld. AR for the assessee that the entire transaction as to purchasing and selling of 40,000 shares of M/s. Kappac Pharma Limited by the assessee company is genuine one routed through banking channel as well as SEBI, in the light of the fundamental f acts that no man of ordinary prudence would invest in a company which is consistently in loss as per its annual report, the entire transaction is ingenuine.
21. Transaction undertaken by the assessee for purchasing 40,000 shares were dubious from the very outset as assessee has purchased the shares with undisclosed money of Rs.4,52,000/- by way of cash payment which he subsequently declared unaccounted in IDS, 2016 scheme and got the same legalized from Principal CIT. Thereafter, assessee took back the cash of Rs.4,52,000/- from the seller and paid him cheque of the aforesaid amount on 31.12.2013 af ter getting the scrips dematerialized.
22. During investigation when statement of assessee was recorded as to how he had paid the amount of Rs.4,52,000/- and as to what is the name of the seller of the shares of M/s. Kаррас Pharma Limited, he has given evasive reply making the entire transaction doubtful. Questions put to assessee during investigation and answers given thereto during his recording of statement u/s 131 of the Act, available at page 154 of the paper book, are extracted for ready perusal as under :-
54 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai "28) How had you paid the amount of Rs.4.52 lakhs?
Ans. I had purchased these shares with cash of Rs.4.52 lakhs that was lying with me during FY 2012-13 because the person wanted cash before handing over physical papers. I have declared this cash under IDS Scheme 2016. I also want to mention that I had attempted to receive back my cash and replace it with a cheque immediately thereafter but it was only several months later that I could successfully issue and clear a cheque from my bank and receive back this cash from the seller. I have f iled this information in Form 1 of IDS Scheme and received the acceptance in Form 2.
29) Please state the name of the seller for shares of Kappac Pharma Limited?
Ans. I do not particularly know the parties from whom or to whom I buy or sell shares. My records show that the shares were sold to me by some company named Girish Metals Pvt. Ltd."
23. Perusal of the aforesaid statement of the assessee recorded during investigation leads to the irresistible conclusion that the assessee has not discharged his onus to prove that the entire transaction was genuine because it is incomprehensible that a person, assessee in this case, who is constantly in touch with the person since 25.06.2012 when he has purchased the scrips by making payment through undisclosed cash, then got the scrips dematerialized on 30.12.2013 only af ter legalizing amount of Rs.4,52,000/- through IDS, 2016, thereafter he got the amount of Rs.4,52,000/- returned and paid him the amount through cheque on 31.12.2013, but strangely stated that, "I do not particularly know the parties from whom or to whom he bought and sold the shares". Evasive reply coupled with undisputed fact narrated in the preceding para shows that the entire transactions as to purchasing and selling the shares of M/s. Kappac Pharma Limited by the assessee was not a genuine share trading transaction but has been given colour of share trading.
55 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
24. The contention of the ld. AR for the assessee inter alia that the AO has provided only copies of statement of four persons, namely, Sanjay Vohra, Alok, Rakesh and Jaikishan Poddar but not supplied the statement of Anil Kedia and has also not been provided with opportunity to cross examine witnesses; that the AO has made the addition on the basis of borrowed investigation made by the Directorate of Investigation, Income- tax, Kolkata and that M/s. Kappac Pharma Limited was delisted by the SEBI temporarily is not tenable being hyper technical in nature. Because the entire case is crystal clear from the undisputed facts brought on record by the assessee himself. And moreover assessee has failed to discharge the onus that the entire transaction was genuine even by suppressing the correct f acts during recording of his statement u/s 131 of the Act.
25. No doubt, Hon'ble Delhi High Court in case of Krishna Devi & Ors. (supra) relied upon by the Id. AR for the assessee held that, "in case of a capital gain from penny stock merely because of the fact that there was astronomical 4849.2% jump in the share price within 2 years, which is not supported by the financials does not justify the AO's conclusion that assessee converted unaccounted money into fictitious exempt LTCG to evade taxes", but the facts of the case at hand are distinguishable because in the case at hand from the very outset coloruable device has been put into operation by the assessee by purchasing shares with unaccounted cash from unknown person, evidently anti-dated, then got the unaccounted money legalized by making declaration under IDS, 2016 scheme, then getting the same dematerialized and claimed the bogus capital gains by selling the shares of a consistently loss making company at the whopping sale consideration of Rs.2,77,37,500/- purchased a year before for Rs.4,52,000/-.
26. Next contention raised by the ld. AR for the assessee that he has furnished all the documents viz. DEMAT account, bank statements, etc. during the assessment proceedings from which no adverse inference can be drawn and as such, genuineness of the transactions cannot be doubted is also not tenable because meticulous paper work by the assessee in making investment in 56 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai an unknown stock and then selling the same as per convenience by rigging prices at astronomical rates shows that the entire transaction is a colourable device to evade the taxes.
27. Hon'ble Apex Court in CIT vs. Durga Prasad More 82 ITR 540 while deciding the identical issue whether apparent was not real and in those circumstances, taxing authorities were held entitled to look into the surrounding circumstances to find out the reality of such recitals/transactions by returning following findings:-
Held, reversing the decision of the High Court, (i) that it could not be said that the finding of the Tribunal as to the unreality of the trust put forward was not based on evidence or was otherwise vitiated;
(ii) that the Tribunal did not interpret the two deeds but merely found itself unable to accept the correctness of the recitals in those documents: to accept those recitals or not was within the province of the Tribunal and the High Court could not interfere with its conclusion unless it was perverse or not supported by evidence or was based on irrelevant evidence;
(iii) that though an apparent statement mast be considered real until it was shown that there were reasons to believe that the apparent was not the real, in a case where a party relied on self-serving recitals in documents, it was for that party to establish the truth of those recitals: the taxing authorities were entitled to look into the surrounding circumstances to find out the reality of such recitals."
28. In these circumstances, the entire transactions have to be examined in the light of the surrounding circumstances in order to unearth the bogus transactions of purchase and sale of shares. So, the assessee has failed to dispel all the suspicion raised by the AO to establish that the transactions in question were neither real nor beyond human probabilities. The case laws relied upon by the ld.AR for the assessee is not applicable to the facts and circumstances of the case.
57 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
29. Following the decisions rendered by the coordinate Benches of the Tribunal in case of Puja Ajmani, Udit Kalra and Manvi Khandelwal (supra) and the decision rendered by Hon'ble Delhi High Court in case of Udit Kalra and in view of what has been discussed above, we are of the considered view that the entire transaction as to purchasing and selling of 40,000 shares of M/s. Kappac Pharma Limited is a colourable device to convert unaccounted money into fictitious exempt LTCG to evade taxes for the following reasons:-
(i) that right from the purchase of 40,000 shares of M/s. Kappac Pharma Limited by the assessee with undisclosed money of Rs.4,52,000/- from unknown persons; then subsequently declaring the said unaccounted money of Rs.4,52,000/- under IDS, 2016 scheme; then getting the same legalized from Principal CIT; then getting the unaccounted cash refunded and making payment of Rs.4,52,000/- by way of cheque on 31.12.2013; then got the shares dematerialized and sold the same in the market at the whopping price of Rs.2,77,37,500/-
purchased a year before for Rs.4,52,000/- makes the entire transaction appears antedated and colourable;
(ii) that the transaction in question at the very outset fails to satisfy the test of human probabilities lay down by Hon'ble Supreme Court in case of Sumati Dayal vs. CIT 214 ITR 801 (SC) that, in such circumstances, tax authorities are entitled to look into the surrounding circumstances to f ind out the reality and matter has to be considered by applying the test of human probabilities". Because no man of ordinary prudence would invest huge amount of Rs.4,52,000/- in a consistently loss making company, namely, M/s. Kappac Pharma Limited, particularly when assessee is a novice being not into the share trading prior or af ter the transaction under consideration;
(iii) that the assessee has f ailed to dispel all the suspicion raised by the AO to establish the genuineness of the transaction in question which apparently does not satisfy the test of human probabilities rather suppressed the correct facts and withheld the name of real seller of shares in question during recording of his statement u/s 131 of the Act;
58 ITA No. 3229/Mum/2023Chitra Avdhesh Mehta., Mumbai
(iv) that business model of M/s. Kappac Pharma Limited, consistently a loss making company, has been examined and held to be a provider of bogus exempt LTCG by using colourable device in order to convert unaccounted money into fictitious exempt LTCG by the coordinate Benches of the Tribunal in numerous cases; and
(v) that a genuine transaction needs to be proved to be genuine by the person who substantially asserts the same and not by the Revenue as contended by the Id. AR for the assessee because once the assessee has been called upon to prove the genuineness of the trading of the shares leading to LTCG gain, the onus lies upon him which he f ails to discharge.
30. So, we are of the considered view that the Id. CIT (A) has erred in deleting the disallowance made by the AO on account of exempt LTCG claimed by the assessee u/s 10(38) of the Act, hence question framed is decided affirmatively. Resultantly, impugned order passed by the ld. CIT (A) is set aside and assessment order passed by the AO is upheld by way of allowing the appeal filed by the Revenue.
14. Since the decisions referred above has also been upheld by Hon'ble Delhi High Court and in the present case, I have analysed the facts and also the financial health and the trading history of the prescription companies. Even AO had verified the trade data and proceeded to call out the modus operandi adopted by the assessee, which is akin to the modus operandi of bogus LTCG shares.
15. It is an undisputed fact that the shares were purchased by the assessee in cash and in physical form and the part shares were sold when the price trend was 59 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai increasing and had not sold when the downward trend started.
16. The price movement of share market behavior of the entities involved in the trade of the script as the share price movement and the profit earned by the beneficiaries were beyond human probabilities, which has already been discussed in detail in the order of assessment
17. And thus it is a clear case of huge capital gain earned by the assessee within a very short period of time by investing in a penny stock whose fundamentals had no support for the premium. It commanded was neither the result of a coincidence nor of a genuine investment activity, but was created through well-planned and executed scheme in which company, brokers and the buyers and sellers of the script worked in tandem to achieve the predetermined objectives
18. Therefore, keeping in view the facts and circumstances of the case in hand, and also while relying upon the decision of the coordinate benches in the case of Manvi Khandelwal and Arihant Kumar Jain(supra), wherein same prescription with regard to the same assessment year, which is subject matter of the present appeal has been dealt with. Even Hon'ble High Court has also upheld the order of the Tribunal. Hence keeping in view the judicial decisions as mentioned above and in the 60 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai absence of any satisfactory explanation offered by the assessee on the vital points raised by the AO, it is not possible to brush aside the well recent orders of the authorities below. In my considered view, both the authorities below have the cogent reasons for reaching to the conclusion and I find it difficult to interfere with the same. With this view of the matter I dismiss the grounds raised by the assessee.
19. In the result the appeal filed by the assessee stands dismissed.
Order pronounced in the open court on 22.07.2025.
Sd/-
(SANDEEP GOSAIN) JUDICIAL MEMBER Mumbai, Dated 22/07/2025 KRK, Sr. PS आदे श की ितिलिप अ ेिषत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. थ / The Respondent.
3. सं बंिधत आयकर आयु / The CIT(A)
4. आयकर आयु (अपील) / Concerned CIT
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, मु बई / DR, ITAT, Mumbai
6. गाड फाईल / Guard file.
/ आदे शानुसार BY ORDER, स ािपत ित //True Copy//
1. 61 ITA No. 3229/Mum/2023 Chitra Avdhesh Mehta., Mumbai उप/सहायक पंजीकार ( Asst. Registrar) आयकर अपीलीय अिधकरण, मु बई / ITAT, Mumbai