Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Income Tax Appellate Tribunal - Indore

Smt.Nidhi Jain , Bhopal vs The Pr Cit-1, Bhopal on 19 September, 2022

             आयकर अपील य अ धकरण, इंदौर  यायपीठ, इंदौर
        IN THE INCOME TAX APPELLATE TRIBUNAL
                 INDORE BENCH, INDORE
     BEFORE MS. SUCHITRA KAMBLE, JUDICIAL MEMBER
                         AND
          SHRI B.M. BIYANI, ACCOUNTANT MEMBER
                     (Conducted through Virtual Court)

                  ITA No.128/Ind/2021
                Assessment Year: 2015-16
Smt. Nidhi Jain                  Pr. CIT-1
Bhopal                   बनाम/V Indore
                                 s.
      (Appellant / Assessee)          (Respondent / Revenue)
                         PAN: AIWPJ5820H
Assessee by                        Shri S.S. Deshpande, AR
Revenue by                         None
Date of Hearing                    24.08.2022
Date of Pronouncement              19.09.2022


                            आदे श / O R D E R

Per B.M. Biyani, A.M.:

Feeling aggrieved by revision-order passed by Ld. Pr. Commissioner of Income-Tax-1, Bhopal (in short "Ld. PCIT") dated 19.03.2021 u/s 263 of the Income-tax Act, 1961 (in short "the Act"), which in turn arises out of assessment-order dated 29.12.2017 passed by Ld. ITO-3(1), Bhopal (in short "Ld. AO") u/s 144 of the act for Assessment-Year 2015-16, the assessee has filed this appeal.

2. By means of various grounds raised in the appeal-memo, the assessee claims that the revision-order passed by Ld. PCIT is not justified and deserves to be quashed.

Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16

3. This appeal is required to be argued by Ld. CIT-DR from revenue side, but when the matter was called for hearing, none appeared on behalf of revenue. It is observed that the revenue has been seeking regular adjournments. Vide 1st letter dated 12.08.2022, adjournments have been sought for cases fixed on 16.08.2022 to 18.08.202 on medical-ground of Ld. CIT-DR. Thereafter, vide 2nd letter dated 18.08.2022 (accompanied by a certificate of Dr. Manish Nema), adjournments have been sought for cases fixed on 22.08.2022 to 23.08.2022 on medical-ground. Again vide 3rd letter dated 23.08.2022, adjournments have been sought for the cases fixed on 24.08.2022 to 25.08.2022 on medical-ground and in the same letter it is also mentioned that the charge had been given to a different CIT-DR, but interestingly it is also mentioned that the new CIT-DR is attending training at IIM, Ahmedabad and therefore unable to represent. It is also observed that in the 2nd letter dated 18.08.2022 and 3rd letter dated 23.08.2022, although request has been made to grant adjournments in "following cases"

or "cases as per list" but no details of cases for which adjournments were required is actually furnished. The revenue has not taken care to make a suitable arrangement to represent its cases. Initially for a few days, the ITAT has allowed adjournment-requests but thereafter it was not possible to entertain such requests any more due to discomfort to the litigants and their counsels. Therefore, the adjournment-request of revenue is not accepted in this appeal. We proceed to dispose of appeal after hearing the Ld. AR and material available on record.
4. Briefly stated the facts are such that the assessee filed return of income declaring a total income of Rs. 4,27,600/- on 24.09.2015, which was selected under "limited scrutiny" through CASS to examine two issue, viz. (i) Sales-turnover mismatch, and (ii) Increase in capital. Ld. AO issued statutory notices u/s 143(2)/142(1) which were complied with by the assessee and the details and documents as required by Ld. AO were filed. Finally, Ld. AO completed assessment at a total income of Rs. 70,19,123/- after making certain additions. Subsequently, Ld. PCIT examined the records of assessment-proceeding and observed that the assessment-order Page 2 of 13 Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 passed by Ld. AO is erroneous in so far as it is prejudicial to the interest of revenue for the reason that the Ld. AO did not examine "increase in closing stock", a component of increase in capital, amounting to Rs. 31,40,298/-. Ld. PCIT, therefore, initiated action u/s 263 of the Act.
5. The assessee submitted reply to Ld. PCIT in detail on 19.03.2021 wherein all facts were narrated to prove that the Ld. AO had examined the "increase in closing stock" of Rs. 31,40,298/- and completed assessment after having been satisfied with the submission of assessee, therefore there was no error in the assessment-order. However, the Ld. PCIT was not satisfied with the submission of assessee and passed revision-order on 19.03.2021 holding the assessment-order as erroneous and prejudicial to revenue. Ld. PCIT further set aside the assessment-order and directed the Ld. AO to make a de novo assessment after examining the issue afresh. The observation and conclusion made by Ld. PCIT is extracted below:
"4.1 During the year under consideration, the assessee increased her capital and furnished justification for increase in capital. In regard to justification of increase in capital due to change in the closing stock, no explanation has been brought on record. The assessee has not furnish any valid reason to explain the discrepancy in opening and closing stocks as reported in the original ITR and as in the ITR in response to notice u/s 142(1) at the stage of assessment proceedings. The assessee did not furnish any stock register, purchase vouchers, transport receipts or any other supporting document to substantiate her claim. In absence of documentary evidences and satisfactory explanation the source of the increase in capital could not be considered as explained. The issue concerns here is that whether the assessing officer made all necessary enquiries which should have been made during the assessment. On perusal of case record, it is clear that the assessing officer has not enquired into the issue. It is incumbent upon the assessing officer to investigate the facts required to be examined and verified to complete the assessment as per law. If the Assessing Officer fails to conduct the said investigation, he commits an error and the word 'erroneous' includes failure to made the enquiry. In such cases, the order becomes erroneous because enquiry or verification has not been made. As per the amendment made to clause (a) to explanation 2 (inserted by Finance Act 2015 w.e.f. 1.6.2015) of section 263(1) of I.T. Act which is reproduced here below:
Page 3 of 13
Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 "For the purposes of this, it is hereby declared that an order passed by the Assessing Officer shall be deemed to be erroneous in so far as it is prejudicial to the interest of revenue, if in the opinion of the Principal Commissioner or Commissioner.
(a) The order is passed without making inquiries or verification which should have been made.
(b) The order is passed allowing any relief without inquiries into the claim.
(c) ..
(d) ...
5. For the above reasons I am satisfied that this is a fit case where action u/s 263 is justified and inescapable."

6. Being aggrieved by revision-order passed by Ld. PCIT as aforesaid, the assessee has filed this appeal and now before us.

7. During hearing, Ld. AR made a very strong submission, from very beginning till end, to canvass that the observation of Ld. PCIT that the ld. AO has not examined the issue of "increase in closing stock", is totally incorrect and far from truth. Ld. AR submitted that a bare perusal of the case-record available in the file of revenue, is sufficient enough to demonstrate that the Ld. AO has in fact examined the issue of "increase in closing stock" before finalizing assessment. In support of this, Ld. AR drew our attention to the following documents which are placed in Paper-Book:

(i) Firstly, Ld. AR carried us to the assessment-order passed by Ld. AO, where the Ld. AO has as observed as under:
"इस काया लय वारा जो नावल जार क गई थी, िजसके जवाब करदाता के सी.ए. वारा समय-समय पर ल खत म" दा खल #कया गया, जो #क $रकाड पर रखा गया है । सन ु वाई के दौरान सी.ए वारा कर +नधा रण वष 2015-16 क दा खल क गई आयकर 0ववरणी, आयकर संगणना 0ववरण, ऑ3डट $रपोट क कॉपी एवं नावल म" चाह गई जानका$रय7 के ल खत जवाब भी 9तुत #कए है , जो #क $रकाड पर रखे गए है । उनसे करण पर चचा क गई । िजस ;बंद ु पर करण CASS के सले<शन से ल मटे ड संवी>ा म" चन ु ा गया है , उस संबंध म" ल खत Page 4 of 13 Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 9प?ट करण मांगा गया, जो #क $रकाड पर रखा है । करण के सभी ;बंदओ ु पर उनसे 0व9तत ृ चचा क गई ।
करदाता वारा कर +नधा रण वष 2015-16 क दा खल आयकर 0ववरणी एवं ऑ3डट $रपोट म"

करदाता क पज ूं ी C. 6,64,211/- क , सुरD>त ऋण F. 27,00,909/-, अं+तम 9टॉक C. 30,59,700/- दशा या है तथा बHलेस शीट का बHलेस C. 46,36,257/- का दशा या है एवं कर +नधा रण वष 2015-16 क दा खल क गई आयकर 0ववरणी एवं बHलेस शीट म" करदाता क पूंजी C. 1,10,08,538/- क एवं सुरD>त ऋण C. 48,79,988/- एवं अं+तम 9टॉक C. 1,02,64,705/- का दशा या है तथा बैल"स शीट का बैल"स C. 1,65,70,619/- का दशा या है । करदाता से सन ु वाई के दौरान Sales Turnover Mismatch and Increase in capital के संबध ं म" ल खत 9प?ट करण मांगा गया था, उनके वारा जो ल खत 9प?ट करण सन ु वाई के दौरान 9तुत #कया गया है , वह पण ू तः संतोषजनक नह ं है इस संबध ं म" इस काया लय से Jदनांक 18.12.2017 को धारा 143(2) /धारा 142(1) के तहत नोJटस एवं एक नावल जार कर ल खत 9प?ट करण मांगा गया था । #क आपके वारा कर +नधा रण वष 2015-16 हे तु दा खल मूल आयकर 0ववरणी एवं ऑ3डट $रपोट तथा 14.12.2017 को दा खल संशोKधत आयकर 0ववरणी एवं संशोKधत ऑ3डट $रपोट म" उपरो<तानुसार अंतर पाया गया है । इससे तीत होता है #क करदाता क लेखा प9 ु तक" धारा 145(3) के तहत अमाLय कर द जाये । इस संबंध म" आप अपना ल खत 9प?ट करण सन ु वाई Jदनांक को 9तुत कर" ।

करदाता के वारा सन ु वाई के दौरान ल खत 9प?ट करण 9तुत #कया गया है, िजसम" उMलेख #कया गया है #क आयकर 0ववरणी के आंकड़े, Clarical Mistake के कारण, Provisional Audit Report के आंकड़" मल ू आयकर 0ववरणी म" 9तत ु हो गये थे चं#ू क मHने सह तरह से Oयान नह ं दे पाया था इस लए इन आंकड़7 को न माना जाये एवं Jदनांक 11.09.2015 क ऑ3डट $रपोट एवं बHल"स शीट जो बाद म" 9तुत क गई है , के सह आंकड़े माLय #कया जाये ।

करदाता ने अपने ल खत 9प?ट करण म" कहा है #क कर +नधा रण वष 2014-15 क बHल"स शीट का अं+तम बैल"स C.30,59,700/- है इस अं+तम बैल"स को परु ानी आयकर 0ववरणी कर +नधा रण वष 2015-16 क म" ारं भक 9टॉक C. 30,59,700/- दशा ना जाना चाJहए था जो #क ारं भक 9टॉक C. 93,61,512/- दशा या गया है । इस कार C. 63,01,812/- का 9टॉक अKधक के 9थान पर अं+तम 9टॉक C. 1,02,64,705/- दशा या गया है एवं मजदरू एवं बारदाना खच C. 42,03,767/- के 9थान पर C. 78,49,290/- को ल खत 9प?ट करण दे कर 9वीकृत करने हेतु अनुरोध #कया गया है । इस संबध ं म" सन ु वाई के दौरान करदाता एवं सी.ए.से 9प?ट करण मांगा गया था परं तु उनके वारा कोई संतोजनक जबाव 9तुत नह ं #कया गया है । ल खत जबाव Page 5 of 13 Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 अनस ु ार चं#ू क ये आंकड़े Provisional Audit Report के आधार पर 9तत ु हो गये थे तथा Clerical Mistake के कारण गलत भर Jदये गये थे अतः Provisional Audit Report के आंकडे न माना जाकर Jदनांक 11.09.2015 को ह9ता>$रत सह ऑ3डट $रपोट के आंकड़" मानने हे तु अनरु ोध #कया है । करदाता वारा कर +नधा रण वष 2014-15 एवं 2015-16 क आयकर 0ववरणी म" +नPनानस ु ार आंकड़" दशा ये गये है :

Qमांक 0ववरण क.+न.व. 2014-15 क क.+न.व. 2015-16 क $रमाक 0ववरणी अनस ु ार 0ववरणी अनस ु ार
1. कुल ;बQ C. 4,40,67,000/- 6,72,58,506/-
2. सकल लाभ C. 18,82,599/- 35,30,894/-
                              (4.27  +तशत)       (5.24  +तशत)

  3.      शS
           ु लाभ C.           5,48,916/-         7,33,723/-
                              (1.24  +तशत)       (1.09  +तशत)

  4.      मजदरू         एवं   12,30,900/-        42,03,767/-             इसे 78,49,290/-
          बारदाना खच          (2.79  +तशत)       (6.25  +तशत)            (11.67  +तशत)
                                                                         मानने       हेतु
                                                                         अनुरोध    #कया
                                                                         गया है।



करदाता के वारा सन
                ु वाई के दौरान  9तत
                                  ु #कया गया  ल खत जबाव 9वीकार करने योTय
नह ं है अतः इन ि9थ+तय7 म" करदाता क कर +नधा रण वष 2015-16 क लेखा प9 ु तक7 क सUयता एवं पण ू ता सह तीत नह ं होती है , जो गलत, VJु टपण ू , अ0व वसनीय या अपण ू तीत होती है । अतः करदाता क लेखा क शुSता या सPपूणत ा के बारे म" संतु?ट नह ं हूँ, करदाता वारा केLX य सरकार वारा अKधसूKचत Accounting Standards का पालन उKचत Fप से नह ं #कया जा रहा है । इससे 9प?ट है #क करदाता वारा लेखा क पS+त या अKधसKू चत लेखा मानक7 का +नय मत Fप से पालन नह ं #कया जा रहा है इन ि9थ+तय7 म" लेखा प9 ु तक7 के प$रणाम को अमाLय #कया जाता है । अतः धारा 144 के तहत एकतरफा सवZUतम Lया+यक कर +नधा रण आदे श (Best Judgement Assessment) पा$रत करते हुए करदाता के करण म"
धारा 145(3) के तहत लेखा प9 ु तक7 को अमाLय #कया जाता है एवं करदाता के करण7 म" मल ू ऑ3डट $रपोट एवं आयकर 0ववरणी म" दशा यी गई मजदरू एवं बारदाना खच C. 42,03,767/- के 9थान पर जो मजदरू एवं बारदाना खच C. 78,49,290/- 9वीकृत करने हे तु अनुरोध #कया है ।
Page 6 of 13
Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 सन ु वाई के दौरान करदाता एवं सी.ए.से मजदरू एवं बारदाना खच के ;बल वाऊचर, लेखा प9 ु तक"

इUयाJद 9तुत करने हे तु कहा गया था परLतु उनके वारा मजदरू एवं बारदाना खच के ;बल वाऊचर एवं लेखा प9 ु तक" इUयाJद नह ं 9तुत क गई है । अतः मजदरू एवं बारदाना खच म" C. 78,49,290/-(-) C. 42,03,767/- = C. 36,45,523/- क गई बढ़ोUतर को करदाता क आय म"

जोडी जाती है एवं करदाता के 0वFS धारा 271(1)(सी) क शाि9त क काय वाह शC ु क जाती है ।
2. करदाता के वारा कर +नधा रण वष 2014-15 क आयकर 0ववरणी म" ो. क पंज ू ी C. 6,64211/- क दशा यी है एवं कर +नधा रण वष 2015-16 के दौरान ो. क पज ूं ी C. 1,10,08,538/- क दशा यी है इस कार करदाता के वारा इस कर +नधा रण वष के दौरान C. 1,03,44,327/- क पज ंू ी म" अKधक बढ़ोUतर क गई है , के संबंध म" आव यक द9तावेजी सा]य मांगे गये थे, परLतु करदाता के वारा आव यक द9तावेजी सा]य 9तुत नह ं #कये गये है उनके वारा ल खत जबाव म" बताया गया है #क करदाता क बHक म" एक सी.सी. एकाउं ट ल मट C. 42,58,029/- क थी िजसे Clarical Mistake के कारण सुरD>त ऋण म" न दशा कर पज ंू ी बढ़ोUतर म" दशा या गया है एवं C. 29,46,000/- क 0पछले वष खर द गई अचल सPपिUत क पज ूं ी म" बढ़ोUतर क गई है , जो #क कर +नधा रण वष 2014-15 क 0ववरणी म" नह ं Jदखाई गई थी शेष रा श C. 31,40,298/- को कर +नधा रण वष 2015-16 के अं+तम 9टॉक म" व0ृ S क गई थी िजसके कारण 0ववरणी के आंकड़े गलत भर Jदये गये थे । िजसे ल खत जबाव 9तत ु कर न मानने हे तु अनरु ोध #कया है ।
करदाता के वारा कर +नधा रण वष 2014-15 के दौरान नवीन म_डी ांगण कर7द, तहसील हुजूर, िजला भोपाल म" एक भूख_ड Qमांक 8, C. 22,29,600/- एवं 9टे Pप एवं अLय खच हे तु C. 1,61,700/- तथा C. 5,54,700/- का दक ु ान हे तु खच इस कार कुल C. 29,46,000/- क अचल सPपिUत खर द क पज ंू ी म" बढ़ोUतर करना दशा या गया है इस पज ंू ी म" क गई बढ़ोUतर के 9Vोत का 9प?ट करण मांगा गया था परLतु उनके वारा बताया गया है #क यह बHक क सी.सी. ल मट से Cपया समय-समय पर दे कर खर द गई थी । परLतु अपने कथन के समथ न म" उनके वारा बHक खाते क कॉपी एवं अLय कोई द9तावेजी सा]य 9तुत नह ं #कया गया है । अतः C. 29,46,000/- क अघो0षत 9Vोत से #कया गया +नवेश मानते हुए करदाता क आय म" जोड़ा जाता है एवं करदाता क 0वFS धारा 271(1)(सी) क शाि9त क काय वाह शुC क जाती है ।"

(ii) The, the Ld. AR drew our attention to the query-letter dated 18.12.2017 issued by Ld. AO u/s 142(1), a copy of which is placed at page Page 7 of 13 Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 No. 38 of the Paper-Book, relevant extracts thereof are being reproduced below:

"उसके प चात समय-समय पर धारा 142(1)/143(2) के तहत नोJटस एवं नावल पंजीकृत डाक से जार कर तामील क गई थी । िजसके अनुपालन म" aी मयंक जैन, सी.ए. एवं करदाता के प+त aी सतीश जैन उपि9थत हुए एवं उनके +नवेदन पर अगल सन ु वाई +तKथ 15.09.2017 +नयत क गई थी, उनके वारा कुछ जानका$रय7 9तुत क है, जो #क $रकाड पर रखी गई है ।
उनके वारा कर +नधा रण वष 2015-16 क Jदनांक 14.12.2017 को दा खल संशोKधत आयकर 0ववरणी क छाया +त, आयकर संगणना पVक एवं संशोKधत ऑ3डट $रपोट क कॉपी 9तत ु क है , जो #क $रकाड पर रखी गई है । मूल आयकर 0ववरणी Jदनांक 24.09.2015 के साथ दा खल ऑ3डट $रपोट एवं Jदनांक 14.12.2017 को दा खल संशोKधत आयकर 0ववरणी के साथ संलTन ऑ3डट $रपोट म" +नPन अंतर पाया गया है :-
Qमांक 0ववरण कर +नधा रण वष कर +नधा रण बढोUतर /कमी 2015-16 म" वष 2015-16 म"
                                             दा खल मूल         दा खल
                                             0ववरणी के         संशोKधत
                                             अनस
                                               ु ार            0ववरणी के
                                                               अनस
                                                                 ु ार
         1        ारं  भक 9टॉक                   93,61,512/-      30,59,700/-    (-) 63,01,812/-

         2       अं+तम 9टॉक                    1,02,64,705/-      76,08,416/-    (-) 26,56,289/-

         3       मजदरू   खच                      42,03,767/-      78,49,290/-    (+)36,45,523/-

         4       वेतन खच                          9,95,284/-       9,98,091/-       (+) 2,807/-

         5       घसारा खच                         2,55,078/-       2,52,270/-        (-) 2,808/-

         6        ारं  भक पंूजी                   8,30,251/-       6,64,211/-     (-) 1,66,040/-

         7       पूंजी म" बढोUतर                 97,02,124/-      29,46,000/-    (-) 67,56,124/-

         8       आहरण                             2,57,560/-       2,50,000/-        (-) 7,560/-

         9       सुरD>त ऋण                       48,79,988/-      91,38,017/-    (+) 42,58,029/-

         10      सPपिUत एवं दा+यUव म" अंतर     1,65,70,619/-    1,39,14,044/-    (-) 26,56,575/-



उपरो<त Qमांक 1 से लेकर 10 तक जो भी बढ़ोUतर /कमी संशोKधत आयकर 0ववरणी म" क गई है । उसके ल खत 9प?ट करण Qमांक से Jहसाब से 9तुत कर" ।
Page 8 of 13
Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 चूं#क आपके वारा कर +नधा रण वष 2015-16 हे तु दा खल मूल आयकर 0ववरणी एवं ऑ3डट $रपोट तथा Jदनांक 14.12.2017 को दा खल संशोKधत आयकर 0ववरणी एवं संशोKधत ऑ3डट $रपोट म" उपरो<तानुसार अंतर पाया गया है इससे तीत होता है #क करदाता क लेखा प9 ु तक7 क सUयता एवं पण ू ता सह तीत नह ं होती है अतः <य7 न करदाता क लेखा प9 ु तक" धारा 145(3) के तहत अमाLय कर द जाये । इस संबंध म" आप अपना ल खत 9प?ट करण सन ु वाई Jदनांक को 9तत ु कर" ।
अतः इस पV के माOयम से आपको पन ु ः एक अं+तम अवसर दान #कया जा रहा है #क आप धारा 143(2)/142(1) के नोJटस के अनुपालन म" कर +नधा रण वष 2015-16 क आयकर 0ववरणी जमा कर उसक परू आयकर 0ववरणी क छाया +त एवं आयकर संगणना पVक, सम9त लेखा पु9तक", खर द ;बQ ;बल, सम9त खचc के वाऊचर, दे नदार7 एवं लेनदार7 के 0ववरण, पज ंू ी खाता, सभी बHक खात7 के 0ववरण इस काया लय म" Jदनांक 20.12.2017 तक मेरे सम> आव यक Fप से 9तुत कर" , ता#क करण म" अं+तम आदे श जार #कया जा सक" । इसके बाद सन ु वाई +तKथ नह ं बढ़ाई जाएगी ।
(1) Sales Turnover Mismatch कुल 0वQय के द9तावेजी सा]य 9तत ु कर" , एवं कुल 0वQय म" म9मेच #कस कार एवं #कस कारण से है इसका भी ल खत 9प?ट करण 9तुत कर" ।
(2) Increase in Capital आपके वारा इस वष के दौरान पज ूं ी म" जो बढोUतर क गई है इस बढ़ोUतर के द9तावेजी सा]य 9तुत कर" ।"

(iii) Thereafter, Ld. AR carried us to the reply filed by assessee on 19.12.2017 in response to the aforesaid query-letter dated 18.12.2017 and drew our attention to Point No. 1, 2 and 6 submitted by assessee therein:

"1. In the A.Y. 2015-16, the audit report for the year was submitted mistakenly on the provisional data basis. Because of very overloaded and end of time limit of audit report in the September month and party was also not providing the data on time, this mistake was happen. And accidently we were unable to cross check it, due to this we forget to mention "Provisional" word on the top of the documents.
2. Just because of the above error the provisional figures of opening and closing stock for the respective year i.e. F.Y. 2014-15 it changes.
                                       Page 9 of 13
                                                                       Nidhi Jain
                                                           ITA No.128/Ind/2021
                                                        Assessment Year 2015-16


      Particulars                   Original          Revised        Difference
                                  submitted         submitted

      Opening stock (Rs.)          9361512           3059700          6301812

      Closing Stock (Rs.)        10264705            7608416          2656289

But in actual our opening stock is Rs.3059700/-
And closing stock is 7608416/- in actual.
6. In the respective year there was a decrease in the capital, following reasons are responsible:
Particulars Original Revised Audit Difference Audit report report Change in opening 9702124 2946000 6756124 capital The reasons are:
a. There is one limit a/c in the bank for Rs.4258029/- was included in the capital account by the staff ignorance.
b. The rest difference amount of Rs.2498095 was occurred due to change in profit (due to change in the closing stock as mention in the point 1).
c. Party has a shop in the karond mandi which was shown for the first time in the balance sheet of Rs. 2229600/- and stamp duty of Rs. 161700 was paid on it. The rest Rs. 554700/- was incurred on the land development charges.
Else there is no other change in the capital during the year.
7. As there is a decrease of Rs.7560/- in the drawing for the respective year, we accepted the same.
8. As we have mentioned in point 6 regarding the secured loan was included in the capital account instead of secured loan account by the staff ignorance of Rs.4258029/-. Therefore the secured loan amount in the previous audit report was submitted undervalued. But we have actual limit a/c in the bank."

8. Placing a strong reliance upon above documents and analyzing contents thereof at length, Ld. AR vehemently argued that the Ld. AO has Page 10 of 13 Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 raised quarries with regard increase in capital / increase in stock and the assessee has also given detailed explanation with regard to these items. Ld. AR, therefore, argued that there is no lack of inquiry by the Ld. AO qua increase in closing-stock. For the sake of clarity, completeness and further arguments, Ld. AR also pointed out that in the present case, the assessee had filed original-return on the basis of "provisional balance-sheet" due to mistake, but when this mistake came to her notice during assessment- proceeding, the assessee immediately submitted audited Balance-Sheet dated 11.09.2015 and requested Ld. AO to consider the same, which Ld. AO accepted. Further, the assessee also placed before Ld. AO a reconciliation of all figures including increase in capital / increase in closing-stock item by item, which is very much evident from the letter dated 18.12.2017 filed in response to query-letter u/s 142(1) issued by Ld. AO, which stands reproduced in the foregoing paragraph. Ld. AR submitted that it is after consideration of assessee's submission on various items including increase in closing-stock that the Ld. AO made addition of Rs. 36,45,523/- out of Wages & Bardana Expenditure and Rs. 29,46,000/- on account of investment in a plot, but no addition on account of increase in closing- stock. Thus, Ld. AR submitted that the issue of increase in closing stock stands fully enquired into and examined by Ld. AO. Therefore, the revision- order passed by Ld. PCIT on the basis that the Ld. AO had not examined "increase in closing-stock" does not have merit.

9. Ld. AR dutifully supported the revision-order passed by Ld. PCIT but, however, could not controvert the submission made by Ld. AR.

10. We have considered submissions of both sides and perused the documents pointed out by Ld. AR. Suffice it to say that the Ld. AR has successfully demonstrated, with reference to the contents of documents narrated in the foregoing paragraphs, that the Ld. AO has made detailed enquiries with respect to the increase in capital including increase in closing-stock. We further observe from the reply-letter dated 19.03.2021 filed by assessee to Ld. PCIT in response to notice u/s 263 (copy placed in Page 11 of 13 Nidhi Jain ITA No.128/Ind/2021 Assessment Year 2015-16 Paper-Book) that the assessee has explained all of the above submissions made before us, to Ld. PCIT as well to prove that there was no lack of enquiry by Ld. AO. However, in the revision-order, the Ld. PCIT has not discussed the submissions made by assessee and simply cut-short by mentioning "A written submission was filed on 19.03.2021 which was placed on record".

11. In view of above and for the reasons stated above, we are of the firm view that the Ld. AO has made sufficient enquiry and the assessee has also filed explanation with respect to the issue escalated by Ld. PCIT in notice u/s 263. Therefore, the assessment-order passed by Ld. AO cannot be said to be erroneous and prejudicial to the interest of revenue. Being so, we are inclined to hold that the revision-order passed by Ld. PCIT does not meet the requirement of section 263 and deserves to be quashed. We order accordingly.

12. In the result, the appeal of Assessee is allowed.

Order pronounced as per Rule 34 of I.T.A.T. Rules, 1963 on 19/09/2022.

               Sd/-                                         Sd/-

(SUCHITRA KAMBLE)                                 (B.M. BIYANI)
JUDICIAL MEMBER                            ACCOUNTANT MEMBER

Indore
Jदनांक /Dated :       19.09.2022
Patel/Sr. PS




                              Page 12 of 13
                                                                                                               Nidhi Jain
                                                                                                   ITA No.128/Ind/2021
                                                                                                Assessment Year 2015-16


Copies to:          (1)          The appellant
                    (2)          The respondent
                    (3)          CIT
                    (4)          CIT(A)
                    (5)          Departmental Representative
                    (6)          Guard File



                                                                                                               By order
UE COPY

                                                                                                  Sr. Private Secretary
                                                                                         Income Tax Appellate Tribunal
                                                                                                 Indore Bench, Indore
1.   Date of taking dictation


2. Date of typing & draft order placed before the Dictating Member

3. Date on which the approved draft comes to the Sr. P.S./P.S.

4. Date on which the fair order is placed before the Dictating Member for pronouncement

5. Date on which the file goes to the Bench Clerk

6. Date on which the file goes to the Head Clerk

7. Date on which the file goes to the Assistant Registrar for signature on the order

8. Date of dispatch of the Order Page 13 of 13