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 6, Cited by 0]

Income Tax Appellate Tribunal - Kolkata

Manik Mukherjee, Hooghly vs Assessee on 13 September, 2010

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

              [सम¢ ौी डȣ.     ×यागी, Ûयायीक सदःय, एवं ौी सी.
                      डȣ. के. ×यागी,                     सी. डȣ.
                                                             डȣ. राव,
                                                                 राव, लेखा सदःय ]
        Before Shri D.K. Tyagi, Judicial Member & Sri C.D. Rao, Accountant Member

                       आयकर अपील संÉया / ITA       No. 1942 (Kol) of 2010
                             िनधॉरण वषॅ/Assessment Year 2007-08

      Manik Mukherjee,                      -वनाम-     Income-tax Officer, Ward-1(4),
      Hooghly. (PAN-AEHPM7752A)             -Versus-   Hooghly.
              (अपीलाथȸ/APPELLANT)                              (ू×यथȸ/RESPONDENT)


               अपीलाथȸ कȧ ओर से/    For the Appellant: ौी/Sri Somnath Ghosh
               ू×यथȸ कȧ ओर से/For the Respondent: ौी/Sri      S.I. Bara

                                        आदे श/ORDER

सी.

सी.डȣ.

(सी डȣ.राव), राव लेखा सदःय (C.D. Rao), Accountant Member :

This appeal by the assessee is directed against the order dated 13.09.2010 of ld. C.I.T.(A)-XXXVI, Kolkata pertaining to assessment year 2007-08. The assessee has raised several grounds which are all directed against upholding the addition made on account of discrepancy of closing stock in the sum of Rs.32,41,038/- made by the A.O. u/s. 69 of the Act.

2. The assessee is a trader of consumer goods. During the course of assessment proceedings, the A.O. basing upon the information obtained from S.B.I., ADB Branch, Arambagh u/s. 133(6) of the Act, with whom the assessee was having cash credit account, has observed that the assessee had shown stock valuation of his business as on 31/3/2007, relevant to assessment year under consideration, in the sum of Rs. 68,23,438/-, whereas the disclosure of the same made in his books of account was in the sum of Rs.35,82,400/-, resulting in a difference of Rs.32,41,038/- [Rs.68,23,438 - Rs.35,82,400]. Accordingly, the A.O. vide his show cause notice dated 06/11/2009 required the appellant to explain as to why this alleged unaccounted stock of Rs.32,41,038/- outside the books should not be treated as undisclosed stock invested from undisclosed source of income. The explanation offered was not found satisfactory 1 by the A.O. He, therefore, treated the excess of stock of the value of Rs.32,41,038/- as suppression of the value of the closing stock and added the same to the assessee's total income as investment from undisclosed sources u/s. 69B of the Act.

3. The assessee came in appeal before the ld. C.I.T.(A). The ld. C.I.T.(A) observing that the A.O. did not examine the correctness of purchases, sales, opening balance, accounts of the suppliers etc. while passing the impugned assessment order, called for a remand report from the A.O. On consideration of the assessee's submissions, evidence on record and remand report of the A.O., the ld. C.I.T.(A) observed that the assessee did not discharge his primary onus to prove that the stock statement filed with the bank is not correct. He, therefore, upheld the addition made by the A.O. of Rs.32,41,038/-. Hence this appeal by the assessee before us.

4. At the time of hearing before us, the ld. counsel for the assessee submitted that the assessee maintains regular books of account, which were duly audited u/s. 44AB of the Act. He submitted that the A.O. did not dispute the opening stock of the assessee as at 01/4/2006, which was the closing stock as at 31/3/2006. The A.O. had not adduced on record any purchases or sales which were not accounted for in the regular books of account and day to day stock registers. He further submitted that the assessee is assessed to Value Added Tax (VAT) and the VAT authorities have accepted the trading results declared by the assessee. In the absence of any adverse inference by the A.O. in respect of the trading results as per regular books of account, the A.O. based upon surmise & conjecture and placing much reliance on the statement obtained from the bank has arbitrarily and illegally made the addition on account of alleged suppression of closing stock. He further submitted that admittedly the assessee had furnished merely a hypothetical statement showing inflated stock in quantity and valuation to the S.B.I. in the sum of Rs. 68,23,428/- as a matter of general practice in the business circle for obtaining higher overdraft from the bank. The bank also did not physically verify the contents of the statement of closing stock submitted to them. Therefore, the impugned addition on account of alleged undisclosed stock on the basis of such bank statement was clearly erroneous and there was as such no infringement of sec. 69B of the Act. In support of his arguments that merely because there was a difference in the stock 2 statement given to the bank and in the regular books of account, no addition in garb of undisclosed investment is permissible, the ld. counsel for the assessee relied on the following decisions :-

Indore Malwa United Mills Ltd. vs. State of M.P. [60 ITR 41 (SC)] CIT vs. Ramakrishna Mills (Coimbatore) Ltd. [93 ITR 49 (Mad)] CIT vs. N. Swamy [241 ITR 363 (Mad)] CIT vs. Relaxo Foorwear [259 ITR 744 (Raj)] CIT vs. Veerdip Rollers (P) Ltd. [323 ITR 341 (Guj)] CIT vs. Khan & Sirohi Steel Rolling Mills [152 Taxman 244 (All)].
The ld. counsel for the assessee, therefore, submitted that the addition made by the A.O. being outside the ambit of the provisions of sec. 69B of the Act, the action of the ld. C.I.T.(A) in upholding such erroneous and unjustified addition in the sum of Rs. 32,41,038/- was inconsistent with the settled position in law and the same should be directed to be deleted.

5. The ld. Departmental Representative, on the other hand, relied on the orders of the authorities below. He further submitted that on verification of the statement filed with the bank indicating product-wise quantitative details and the position of closing stock as reflected in the books of account, as also considering the remand report of the A.O., the ld. C.I.T.(A) has rightly held that the assessee had failed to prove that the stock statement filed with the bank was not correct. He further submitted that in the stock statement itself it is certified by the assessee that the statement is true and correct. That there is an authenticity of the stock statement given to the bank and it carries the evidentiary value. According to him further, the assessee himself having given the statement to the bank disclosing certain value of the stock, he cannot at the later stage retract and try to justify that the stock statement given to the bank was not correct. He, therefore, submitted that the addition upheld by the ld. C.I.T.(A) of Rs.32,41,038/- on account of discrepancy in closing stock should be upheld.

6. We have heard the parties and perused the material placed on record. The assessee has filed a paper book containing 148 pages incorporating therein several 3 documents in relation to the issue at hand. The undisputed facts are that the assessee furnished a statement of stock to S.B.I., Arambagh ADB Branch, Hooghly showing the closing stock of the value of Rs.68,23,438/-, while in the audited books of account, which are furnished before the revenue authorities, the assessee had disclosed the closing stock of different items valued at Rs.35,82,400/-. The A.O. made the addition because of the difference therein i.e. Rs.32,41,038/- as suppression of the value of the closing stock. The addition was sustained by the ld. CIT(A). In the statement furnished to the bank, the assessee has shown opening stock of five general items only in the sum of Rs.25,07,182/-, which are as below :-

 Sl.No.                 Description              Quantity          Rate       Value
 1        Shalimar's Cocoanut Oil               575 C/S          2053      11,80,475
 2        Shalimar's Mustard Oil                416 C/S           624       2,59,584
 3        Shalimar's Spices Powder               93 Bags         1018         94,674
 4        Lactogens, Nertogens, Cerelac Nestum, 421 C/S          2088       8,79,048
          Nido, Milo.
 5        Tomato Sauce, Maggi Nudles, Coffee,     77 C/S         1213         93,401
          Milk Maid, Everyday Milk.


Further, in the stock statement furnished to the bank (page-118 of the paper book), the assessee has shown closing stock as on 31/3/2007 of nine items of the value of Rs.68,23,438/-, whereas in the detailed stock statement as on 31/3/2007 maintained by the assessee in the regular books of account (page-62 of the paper book), there are 19 items of the aggregate purchase value of Rs.2,80,951/-. Against sl. Nos.1 to 5, 12, 15, 16, 18 & 19, description of Cocoanut Oil of different measurement and quantity have been mentioned. That apart, there are items like mustard oil and other spices in the said statement of 19 items. In comparison to that, the statement as on 31/3/2007 furnished to the bank only depicts gross quantity without mentioning measurement variety of Shalimar Cocoanut Oil and other items. The A.O. has not disputed the purchases as well as sales during the year under consideration. He also did not dispute the opening stock of the assessee as at 01/4/2006, which was the closing stock as at 31/3/2006. In the remand report forwarded to the C.I.T.(A), the A.O. only reproduced the stock statement as on 31/3/2007 furnished to the bank and no report of any further enquiry in this regard has been mentioned. The only basis by which the A.O. has justified his belief about 4 undisclosed closing stock was the solemn oath given by the assessee in the declaration before the bank for obtaining overdraft facility. In such circumstances, we are of the view that when there is a discrepancy between the stock statement given to the bank and disclosed to the department, that by itself is not sufficient to make the addition. This should be a starting point for investigation by the A.O. requiring the assessee to reconcile the bank stock with the book stock. If the assessee is unable to reconcile the difference between the stock disclosed to the bank and in the books, it should be examined whether the stock given to the bank is correct or stock shown in the regular books of account is correct. This is to be adjudicated upon after considering the totality of the facts, namely (i) whether the assessee has maintained regular books of account and day-to-day register, (ii) whether the sale and purchase are vouched and verifiable,

(iii) whether any discrepancy is found in the books of accounts, stock register etc. , (iv) whether the stock disclosed to the bank is estimated or a complete quantity-wise details of the stock disclosed to the bank is also furnished to the bank, (v) whether the bank authorities made any physical verification about the correctness of the stock disclosed to them.

6.1. On perusal of the assessment order, we observe that the A.O. has treated the difference between the stock shown to the bank and stock disclosed in the regular books of account as undisclosed stock out of undisclosed source of income only on the reasoning that the assessee did not submit any written explanation in that regard and also certified before the bank about correctness of the stock shown to them. Before coming to the conclusion that the assessee had undisclosed stock acquired out of undisclosed income, the A.O., in our considered opinion, should have verified the case in the above mentioned manner/directions to come to a conclusive finding. However, in the assessment order, admittedly there is no such finding by the A.O. In view of the above and to meet the ends of justice, we deem it proper to set aside the issue for further verification in the above-mentioned directions (i) to (v), referred to in para-6 above. We, therefore, set aside the orders of the authorities below and send the matter back to the file of A.O., who is directed to readjudicate the matter in the above directions after allowing adequate opportunity of being heard to the assessee.

5

7. In the result, the appeal of the assessee is allowed for statistical purposes.

यह आदे श खुले Ûयायालय मɅ सुनाया गया है This order is pronounced in the open Court.

                           Sd/-                                                  Sd/-
            डȣ.
            डȣ. के. ×यागी),
           (डȣ      ×यागी , Ûयायीक सदःय                               सी.
                                                                      सी.डȣ.
                                                                     (सी डȣ.राव),
                                                                            राव लेखा सदःय
           (D.K.Tyagi), Judicial Member                          (C.D.Rao), Accountant Member

                                  (तारȣख)
                                   तारȣख)   Date: 11 -02-2011


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



     1.     अपीलाथȸ / The Appellant : Manik
                                        Mukherjee, C/o. Somnath Ghosh, Advocate,

Seven Brothers Lodge, PO- Buroshibtala, PS-Chinsurah, Hooghly-712 105.

2 ू×यथȸ / The Respondent : I.T.O., Ward - 1(4), Hooghly.

3. आयकर किमशनर (अपील) : The CIT(A)-XXXVI, Kolkata.

4. आयकर किमशनर/The CIT, Kol-

5. वभािगय ूितनीधी / DR, ITAT, Kolkata Benches, Kolkata

6. Guard file.

स×याǒपत ूित/True Copy, आदे शानुसार/ By order, (dkp) उप पंजीकार/Dy/Asstt. Registrar.

6