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 3]

Income Tax Appellate Tribunal - Mumbai

Chetan Lachmandas Bhatia, Mumbai vs Ito (It)-1(2)(1), Mumbai on 29 May, 2023

         IN THE INCOME TAX APPELLATE TRIBUNAL
                MUMBAI BENCH"C", MUMBAI

BEFORE SHRI OM PRAKASH KANT, ACCOUNTANT MEMBER &
 SHRI NARENDER KUMAR CHOUDHRY, JUDICIAL MEMBER

                    ITA No. 386/Mum/2023
                 (Assessment Year: 2014-15)
 Chetan Lachmandas                   ITO,
 Bhatia, C-309, 3     r d            (International
 Floor, Atul Nagar Tower, बनाम/ Tax)-1(2)(1),
 Mathwadas, Ext. Road,           Vs. Mumbai.
 Irani Wadi No.3,
 Kandivali West,
 Mumbai-400067.
  थायीले खासं ./जी आइआरसं ./ PAN/GIR No. : AOTPB9588F
       (अपीलाथ /Appellant)              ( थ / Respondent)

 अपीलाथ ओर से/ Appellant by    :   Ms. Chaitee Londhe, CA
    थ की ओर से/Respondentby:       Shri Ram Prakash Rastogi, Sr.AR

 सुनवाई की तारीख/   Date of Hea ring               17/05/2023
 घोषणा की तारीख /Dat e of Pronounce ment           29/05/2023

                                   आदे श / ORDER

PER OM PRAKASH KANT- AM:

This appeal filed by the assessee is directed against the final assessment order dated 13.12.2022 passed by ITO, International Tax-1(2)(1), Mumbai ( In short ' the Assessing officer) for Assessment Year ("AY") 2014-15, pursuant to the direction of Ld. Dispute Resolution panel ("DRP") dated 28.11.2022. The grounds raised by the assessee alongwith Form No.36 were revised by the assessee. The revised grounds are reproduced as under:-
1. "The learned AO and hon'ble DRP erred in facts and in law in making an addition of Rs.

1,55,00,000/- to the returned income of the appellant, as unexplained investment, despite Rs.1,05,00,000 out of the same being fully explained by maturity proceeds of two fixed deposits.

2. The learned AO and hon'ble DRP consequently erred in not restricting the addition on account of investment in immovable property to Rs. 50,00,000/- only.

3. The learned AO and hon'ble DRP erred in facts and in law in making addition of Rs.

74,57,158/-by treating the credits in bank account of the appellant as unexplained cash credits, despite Rs. 25,00,000/- out of the same being proceeds of mutual funds and therefore stood fully explained.

4. The learned AO and hon'ble DRP consequently erred in not restricting the addition on account of unexplained cash credits to Rs. 49,57,158/-.

5. The appellant craves leave to add alter or amend any of the grounds of appeal at any time before or at the time of hearing."

2. Briefly stated facts of the case are that during the relevant year, the assessee was a non-resident. The assessee did not file its return of income for the year under consideration. Subsequently, the AO re-opened

2|Page the assessment invoking section147 of the Income Tax Act, 1961 ("the Act") and issued notice u/s 148 of the Act, directing the assessee to file return of income for the year under consideration. In the return of income filed in response to the notice issued u/s 148 of the Act, the assessee offered total income of Rs.7,430/- under the head "income from other sources". In the draft assessment order issued on 28.02.2022, the Assessing Officer ("AO") proposed three additions; firstly, unexplained investment in purchase of immovable property amounting to Rs.3,05,00,000/-; secondly, addition for unexplained cash credit in respect of deposit in Indusind Bank NRE Account (Account No.601013999174); and thirdly, addition of unexplained cash credit for deposit in Indusind Bank NRE Account (Account No.601013999004) amounting to Rs.25,26,000/-. Being aggrieved, the assessee filed objection before Ld.DRP. Ld.DRP restricted the addition in respect of unexplained investment in immovable property to Rs.1,55,00,000/-. The addition in respect of unexplained cash credit was also restricted to Rs.74,57,158/-. Pursuant to the direction of Ld.DRP, the

3|Page AO in the impugned final assessment order made total addition of Rs.2,29,64,588/- (Rs.1,55,00,000/- + Rs.74,57,158/-).

3. Aggrieved, the assessee filed appeal before this Tribunal by way of raising grounds as reproduced above.

4. Before us, Ld. Counsel for the assessee submitted that revised Ground Nos.2 & 4 of the assessee's appeal were not pressed by the assessee and therefore, same are dismissed as infructuous.

5. With respect to Ground Nos. 1 & 3, the assessee has filed additional evidencesalongwith application for admitting the same.

6. The brief facts qua Ground No.1 of the appeal of the assessee are that the AO observed purchase of an immovable property by the assesseein year under consideration for a total consideration of Rs.3,05,00,000/-, which was shown to have been paid as

(i) Rs.1,05,00,000/- from the NRE Account No.100004596117 maintained with Indusind Bank and

(ii) Rs.2,00,00,000/- paid from NRE Account maintained with State Bank of India.

4|Page Before Ld. DRP, the assessee filed additional evidences.

Ld.DRP after considering the comments of the AO on additional evidences and rejoinder of the assessee, concluded that source of payment of Rs.1,05,00,000/-, was not explained and therefore, unexplained investmentin respect of the said payments was confirmed. Further, out of another payment of Rs.2,00,00,000/-, Ld. DRP admitted the source of Rs.1,55,00,000/-, but upheld the balance investment of Rs.50,00,000/- as unexplained investment. The relevant findingsof Ld.DRP is reproduced as under: -

5.2.13. "We find that the source of funds to this transaction to the extent of Rs.1,05,00,000/- is explained to be the amount transferred from SBI NRE Account10119751154 (Annexure-A10). The above transaction on 22.02.2014 in SBI NREAccount is preceded by deposits of Rs. 49,22,814/- and Rs.

60,03,432/- on 20.02.2014 on account of NRE FDs, however the assessee has neither offered anyexplanation as regards the source of investment in these FDs nor any other detailwhich can show that the outflow of funds in these FDs are from the known sourcespertaining to the year under consideration or any earlier year. We may observe herethat the assessee is not only the joint holder of the account

5|Page wherein the proceeds ofthe FDs have been deposited, he is also a legal heir of his father, since deceased,hence he cannot absolve himself from the responsibility of explaining the transactionmerely stating that the joint account was operated by his father wherein the primaryaccount holder was his father and the assessee and his mother were mere joint holders and by attributing the deposits in the bank account to his father. We have also noted that in support of the above claim, the assessee has though relied on his fathers will which he has written on 02.03.2021, a will executed and witnessed at Dubai on 02.03.2021, still not probated at Dubai and submitted for probate before the Hon'ble High Court of Bombay on 28.03.2022, that too after the AO has passed the Draft order u/s 144C of the Act in the instant case on 28.02.2022, still this will does not throw any light on these transactions under consideration which have taken place prior to execution of the will. Therefore, in our view this will has no evidentiary value for deciding the issue before us.

5.2.14. The Hon'ble jurisdictional High Court of Bombay in the case of Naresh K. Pahuja vs. Income Tax Appellate Tribunal: (2015) 375 ITR 0526 (Bom) has held that "mere routing of a gift through a banking channel would not by itself establish that the gift is genuine and the genuineness or non-

6|Page genuineness of the gift would have to be established by other evidence.

5.2.15. The Hon'ble Supreme Court of India in the case of CIT vs. P. Mohanakala&Ors. (2007) 291 ITR 0278 has held that "The transactions though apparent were held to be not real one. May be the money came by way of bank cheques and paid through the process of banking transaction but that itself is of no consequence."

5.2.16. In view of the aforesaid we are of the view that the AO wasjustified in treating the amount to the extent of Rs. 1,05,00,000/- as UnexplainedInvestment.

5.2.17. As regards the source of the balance amount of Rs. 2,00,00,000/- paid to the seller Mr Kishore Mohandas in two instalments of Rs.1,00,00,000/- each on 19.08.2013 and 20.08.2013, for the purchase of the property, from the SBI NRE Account 10119751154 (Annexure-A10) itself, and explained to be sourced from Bank of Baroda Account (Annexure- A11) to the extent of Rs. 53,00,000/-, we find that no credence can be given to the explanation given by the assessee as in assessee's own admission this transaction is a reversal of the entry and the perusal of the bank statement itself shows the entry was reversed by Transferor Bank on account of insufficient fund on 29.03.2013 itself and after the reversal of the entry by the Transferee bank i.e. SBI,

7|Page Kandivali (West), Mumbai, the balance outstanding inthe SBI NRE Account 10119751154 was Rs. 15,71,031.51.

5.2.18. As regards of transaction of Rs. 50,00,000/- reported in Bank of Baroda Account (Annexure-A11) on 01.08.2013, we have noted that the payment was towards SBI Card and the corresponding transaction reflected in the SBI NRE Account 10119751154 is 'By Clearing BOB'.

5.2.19. We have noted that the amount of Rs.50,00,000/- is stated to be the amount transferred from Bank of Baroda Account-03970100021202 (Annexure- A11) on 01-08-2014 wherein the balance outstanding as on 05-11-2012 was at Rs. 92,745.67 prior to credit of interest amount of Rs. 1838.00 on 06-05-2013 during the F.Y. 2013-14 corresponding to A.Y. 2014-15. Consequently, the source of aforesaid deposit of Rs. 50,00,000/- can be considered to be the amount credited in Bank of Baroda Account as under:-

...........................
5.2.20. The assessee has not submitted any explanation to the amount credited Rs. 36,23,188/-

and Rs. 16,10,305/- in the Bank of Baroda Account - 03970100021202 on 12-06-2013 and 12-06-2013 respectively.

5.2.21. In view of the aforesaid, and in the light of discussion held in earlier para as regards assessee's

8|Page responsibility vis-à-vis joint account, we find that the explanation given by the assessee as regards the source of payments for Rs. 50,00,000/- is not a bona- fide, and hence, the AO was justified in treating the amount to the extent of Rs. 50,00,000/- as Unexplained Investment.

5.2.22. However, as regards the source of the balance amount Rs. 1,50,00,000/-paid for the purchase of the property, we have noted that this is the amount transferred from HSBC Mumbai Main Branch Account No. 019-340645-006 (Annexure-A12) out of the opening balance outstanding at Rs. 1,09,96,977.56 as on 31.03.2013 and the maturity amount of Direct Credit Redemption Birla MF deposited in the account, purchased in an earlier year on 10.06.2011.

5.2.23. In view of the aforesaid, we find that the explanation given by the assessee as regards the source of payments for 1,50,00,000/- is bona-fide and direct the AO to delete the proposed addition."

7. Regarding the unexplained investment of Rs.50,00,000/- confirmed by the Ld.DRP out of Rs.2,00,00,000/-, the assessee has not pressed the addition. However, regarding the addition of Rs.1,05,00,000/-, the assessee has explained that said payment was made out of the deposits of Rs.49,22,814/-

and Rs.60,03,432/- in bank account. The Ld Counsel

9|Page submitted that those concerned deposits were made in earlier year. In the additional evidence, the assessee has submitted that copy of the relevant fixed deposits accounts to demonstrate these fixed deposits were made in earlier years. The additional evidence being vital document for determining the source of Rs.

1,05,00,000/- as to whether it is explained or not, therefore we admit the additional evidence on this issue.

In view of the additional evidences, Ld. Counsel for the assessee requested for sending the matters back to the AO.

8. Ld.Sr.DR though relied on the order of AO but did not object for admission of additional evidences.

10. We have heard rival submission on the issue-in-

dispute and perused the relevant material on record. The dispute is regarding source of payment of Rs.

1,05,00,000/-for purchase of immovable property. The contention of the assessee is that prior to issue of cheque of Rs. 1,05,00,000/- , in relevant bank account there are two deposits amounting to Rs. 49,22,814 and Rs.

60,03,432/-, which have been remitted from two fixed 10 | P a g e deposit account. The assessee has submitted account statements of fixed deposits as additional evidence. In the facts and circumstances of the case, we are of the opinion that examining the additional evidences goes to the root of the matter and therefore, we feel appropriate to restore the issue in dispute to the file of the AO for taking into consideration the additional evidence and adjudicate in accordance with law. Theground No.1 raised by the assessee is accordingly allowed for statistical purposes.

11. In Ground No.3, the assessee has challenged the addition of Rs.25,00,000/-, which is sustained by Ld. DRP, out of the unexplained cash credit addition proposed by the AO in the draft assessment order. The relevant findings of Ld.DRP in relation to addition of Rs.25,00,000/- is reproduced as under: -

5.4.1. "We have considered the submission of the assessee and find that the amount of Rs.25,26,000/-

reported to be deposited in the bank account Chetan Bhatia Indusind Bank NRO Account -601013999004 (Annexure-A7), is sourced from Chetan Bhatia IndusInd Bank NRE Account -100004596117 (Annexure- A9), which is verifiable from the statement 11 | P a g e placed on record by the assessee before the AO. However, the assessee has not offered any explanation for the source of funds of Rs. 25,00,000/- deposited immediately prior to this transaction and reported in Chetan Bhatia - IndusInd Bank NRE Account -100004596117 on 08-Jan-14 as "TRF FROM....FAMILY MAI HABIB EXCHANGS....".

12. Before us, Ld. Counsel for the assessee submitted that source of deposit of the said fund was out of proceeds of Mutual Funds ("MFs"). The assessee has filed an account statement of the MFs during the relevant period and submitted that the sum of Rs.23,77,860/-

was received on 15.12.2013 out of redemption of MFs. In view of the additional evidences filed, Ld. Counsel for the assessee submitted that matter may be restored back to the file of AO for deciding afresh. As the additional evidence goes to the root of the matter , therefore same are admitted. In identical circumstances, we have restoredGround No.1 of the assessee's appeal to the AO and therefore, to have consistency in our approach, the Ground No.3 raised by the assessee is also restored to the file of AO for deciding afresh after taking into consideration the additional evidence filed by the 12 | P a g e assessee. Thus, Ground No.3 raised by the assessee is allowed for statistical purposes.

13. In the result, the appeal filed by assessee is allowed partly for statistical purposes.

Order pronounced in the open court on 29.05.2023.

Sd/- Sd/-

(NARENDER KUMAR CHOUDHRY) (OM PRAKASH KANT) JUDICIAL MEMBER ACCOUNTANT MEMBER Mumbai, Dated 29/05/2023 *Amit Kumar, Sr. PS* आदे श की ितिलिप अ ेिषत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. थ / The Respondent.
3. संबंिधत आयकर आयु / The CIT(A)
4. आयकर आयु (अपील) / Concerned CIT
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, मुंबई/ DR, ITAT, Mumbai
6. गाड फाईल / Guard file.

आदे शानुसार/BY ORDER, स ािपत ित //True Copy//

1. उप/सहायक पंजीकार ( Asst. Registrar) आयकर अपीलीय अिधकरण, मुं बई / ITAT, Mumbai 13 | P a g e