Income Tax Appellate Tribunal - Jaipur
Deputy Commissioner Of Income Tax, ... vs Shri Ghanshyam Agrawal, Jaipur on 8 August, 2019
vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCH 'A', JAIPUR
Jh fot; iky jkWo] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
BEFORE: SHRI VIJAY PAL RAO, JM & SHRI VIKRAM SINGH YADAV, AM
vk;dj vihy la-@ITA No. 532/JP/2019
fu/kZkj.k o"kZ@Assessment Years : 2014-15.
Dy. Commissioner of Income-tax, cuke Shri Ghanshyam Agarwal,
Circle-3, Vs. D-552, Kailash Marg,
Jaipur. Bank Park, Jaipur.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No. AATPA 5121 B
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksj ls@Assessee by : Shri P.C. Parwal (CA)
jktLo dh vksj ls@ Revenue by : Shri J.C. Kulhari (JCIT)
lquokbZ dh rkjh[k@ Date of Hearing : 05.08.2019
?kks"k.kk dh rkjh[k@ Date of Pronouncement : 08.08.2019
vkns'k@ ORDER
PER VIJAY PAL RAO, J.M.
This appeal by the revenue is directed against the order dated 4th January, 2019 of ld. CIT (Appeals), Kota for the assessment year 2014-15. The revenue has raised the following grounds of appeal :-
" 1. Whether on the facts and in the circumstances of the case and in law, the ld. CIT (A) was justified in deleting the addition made by the AO completely ignoring the facts brought on record by the Investigation Wing of the department wherein it is revealed that through a well thought out planning of the entry providers undeclared income of the assessee has been routed in books of accounts through a set-of colorable action giving the color of the genuineness of bogus transaction ?2 ITA No. 532/JP/2019
Shri Ghanshyam Agarwal, Jaipur.
2. Whether on the facts and in the circumstances of the case and in law, the ld. CIT (A) was justified in deleting the additions made on the basis of corroborative information received from Investigation Wing, Kolkata which is a law enforcement agency under the Ministry of Finance and accordingly the case falls under exception clause 10(e) of Circular 03 of 2018 dated 20.08.2018 ?
3. Whether on the facts and in the circumstances of the case and in law, the ld. CIT (A) was justified in deleting the additions of Rs. 9,00,340/- being commission in acquiring cash accommodation entry ?
The appellant craves the right to amend alter or add to any of the grounds of appeal given above. "
2. Since the tax effect in the appeal of the revenue is more than Rs.20,00,000/-, therefore, the ground no. 2 of the revenue's appeal is irrelevant and non est and, therefore, the same is dismissed as not arising from the facts of the present case and impugned order.
Ground No. 1 is regarding the addition made by the AO in respect of long term capital gain declared by the assessee on sale of shares of M/s. Trinity Tradelink Limited treating the same as bogus transaction which was deleted by the ld. CIT (Appeals).
3. The assessee is an Individual and partner in firm M/s. Totaram Banwari Lal as well as Hotel Rajdoot. The assessee filed his return of income on 29th October, 2014 declaring total income of Rs. 21,09,000/-. The assessee has also declared long term capital gain of Rs. 1,48,50,672/- on sale of shares of M/s. Trinity Tradelink Ltd and claimed the same as exempt under section 10(38) of the IT Act. During the scrutiny assessment, the AO issued a show cause notice to the assessee as to why in view of search and seizure action carried out by the department in cases of different entities 3 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
which has resulted unearthing of huge long term capital gain scam involving syndicate of operators providing bogus accommodation entries, the capital gains declared by the assessee shall not be treated as bogus transaction. The AO has also made reference to the statement of one Shri Vikrant Kayan recorded under section 133A on 09.06.2014 by the Investigation Wing, Kolkata and pointed out that Shri Vikrant Kayan has admitted his involvement in providing accommodation entries to different parties through various entities and shares of various companies including M/s. Trinity Tradelink Ltd. The assessee contested the show cause notice and submitted before the AO that it has purchased the shares of M/s. Trinity Tradelink Ltd. prior to its merger with M/s. Omnitech Petroleum Ltd. formerly known as Sharp Trading & Finance Ltd. which was a listed company and, therefore, the shares of M/s. Trinity Tradelink Ltd. purchased by the assessee were prior to the listing of the said company in the said name. The assessee produced the relevant record in support of the claim that the assessee has purchased the shares against the consideration through the Brokers Note/Bill and also produced the Demat Account to show that the shares were dematerialized in the Demat Account of the assessee and sold from the Demat Account. Thus on the basis of various documents the assessee contended that the transaction of purchase and sale of shares are genuine. The AO did not accept the contention of the assessee and treated the transaction as bogus and consequently made the addition of Rs. 1,48,50,672/- under section 68 as unexplained cash credit. The AO has also made the addition of notional commission @ 6% of the said amount which comes to Rs. 9,00,340/-. The assessee challenged the action of the AO before the ld. CIT (A) that the assessee has produced all relevant supporting evidences to show that the purchase and sale transaction is 4 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
genuine. The purchase consideration was paid as acknowledged by the broker and the transaction also suffered STT, therefore, the assessee discharged the initial burden of prove by producing the document which was not found to be false or fabricated by the AO. The assessee also relied on a series of decisions on this point. The ld. CIT (A) accepted the claim of the assessee and deleted the addition made by the AO.
4. Before us, the ld. D/R has pointed out that the assessee has claimed to have purchased 20,000 shares of M/s. Trinity Tradelink Ltd. on 07.10.2012 @ Rs. 10/- each and stated to have sold the shares between 25th February, 2014 to 14th March, 2014 for a total consideration of Rs. 1,50,05,672/- resulting long term capital gain of Rs. 1,48,50,672/-. Thus there is an unbelievable spurt in the sale price within a short period of one year which clearly shows that it is not a normal genuine transaction of purchase and sale of shares but the assessee has availed the bogus entries of long term capital gain from the persons who were involved in providing these bogus entries against cash. Therefore, the assessee's own unaccounted income has been routed back in the form of exempt income under section 10(38) of the Act. The ld. D/R has referred to the assessment order and submitted that the AO has referred the statement of one Shri Vikrant Kayan recorded by the department at Kolkata during the survey conducted on 09.06.2014. In his statement Shri Vikrant Kayan clearly explained the modus operandi of providing the accommodation entries of bogus bill, share capital, long term capital gain etc. He has also given the names of various concerns which were managed and the accommodation entries in the shares of those concerns were being provided. Thus M/s. Trinity Tradelink Ltd. is one of the entities as admitted by Shri Vikrant Kayan, 5 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
shares of which the assessee has claimed to have purchased and sold. The ld. D/R has also referred to the price chart of the shares of M/s. Trinity Tradelink Ltd. as reproduced by the AO and submitted that how the assessee can purchase a share at the price of Rs. 10/- each when the same was sold around about Rs. 1,000/- each within a short period of one year. Therefore, having regard to the surrounding circumstances as well as outcome of the investigation conducted by the department at different places, the AO has established the fact that the transaction of purchase and sale of shares by the assessee of M/s. Trinity Tradelink Ltd. is a bogus transaction being accommodation entry of long term capital gain which is claimed as exempt. Thus the assessee's own unaccounted income has been routed back in the shape of long term capital gain which is exempt. He has relied upon the order of the AO. The ld. D/R has also relied upon the decision of Hon'ble Delhi High Court dated 8th March, 2019 in case of Udit Kalra vs. ITO in ITA No. 220/2019 & CM No. 10774/2019 wherein the Hon'ble High Court has dismissed the appeal filed by the assessee against the decision of the Tribunal holding that the claim of long term capital gain in shares of M/s. Kappac Pharma Ltd. is found to be bogus. The ld. D/R has also relied upon the decision of Hon'ble Bombay High Court dated 10th April, 2017 in case of Sanjay Bimalchand Jain vs. PCIT in ITA No. 18/2017. Thus the ld. D/R has submitted that in both the cases the finding of the Tribunal has been upheld by the Hon'ble High Courts which shows that the claim of long term capital gain exempt under section 10(38) was not found to be genuine.
5. On the other hand, the ld. A/R has submitted that the assessee is regularly investing in the shares of various companies as evident from the Demat Account of the assessee. He has pointed out that the assessee purchased the shares of M/s. 6 ITA No. 532/JP/2019
Shri Ghanshyam Agarwal, Jaipur.
Trinity Tradelink Ltd. from M/s. Amarkantak Procon Pvt. Ltd. @ Rs. 10/- per share against the purchase consideration paid vide account payee cheque no. 788408 on 31st October, 2012. The ld. A/R has referred to the share certificate transferred in the name of the assessee as well as the application for Demat. He has referred the Demat account of the assessee and submitted that the shares were reflected in the Demat account and sold through Stock Exchange from the Demat account of the assessee after paying STT. Therefore, the holding of the shares in the Demat Account of the assessee cannot be disputed. Similarly, the sale of shares from Demat Account through Stock Exchange is also not in dispute. The AO has doubted the transaction only on the basis of the information received from the Investigation Wing Kolkata. However, there is nothing in the said report against the assessee. Thus the finding of the AO is based only on suspicion without bringing any evidence to show that the assessee's own unaccounted income has been routed back in the shape of long term capital gain. The ld. A/R has further submitted that the company M/s. Trinity Tradelink Ltd was earlier a private limited company and subsequently it was converted into a public limited company. After the shares purchased by the assessee, the said company was amalgamated with one M/s. Omnitech Petroleum Ltd. (formerly known as Sharp Trading & Finance Ltd.) vide approval of amalgamation by the Hon'ble Bombay High Court dated 10th January, 2014 with effect from 01.04.2012. The ld. A/R has referred to the decision of Hon'ble High Court and submitted that the transferor company was incorporated as private limited company with the name M/s. Trinity Tradelink on 1st May, 2007. Thereafter the said company was converted into public limited company and accordingly the name of the company was changed to M/s. Trinity Tradelink Ltd. with effect from 23rd 7 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
December, 2011. The transferee company was incorporated as M/s. Sharp Trading & Finance Ltd. on 30th March, 1985 as a public limited company. Thereafter, the name of the company was changed from M/s. Sharp Trading & Finance Ltd. to M/s. Omnitech Petroleum Ltd. on 19th April, 2011. On amalgamation of M/s. Trinity Tradelink Ltd. with M/s. Omnitech Petroleum Ltd. the shares of transferee company were issued in the ratio of 1:1 to the shareholders of transferor company. Thus the assessee received the equal number of shares of M/s. Omnitech Petroleum Ltd. in lieu of the shares of M/s. Trinity Tradelink Ltd. by virtue of amalgamation. The ld. A/R then pointed out that the name of M/s. Omnitech Petroleum Ltd. was again changed to M/s. Trinity Tradelink Ltd. Thus the company M/s. Trinity Tradelink Ltd. whose shares were purchased by the assessee is a different company than a company M/s. Omnitech Petroleum Ltd. changed its name to M/s. Trinity Tradelink Ltd. He has referred the ISIN Number of these two companies which are different and, therefore, the AO has considered share price of M/s. Trinity Tradelink Ltd. post amalgamation and not the pre-amalgamation company whose shares were purchased by the assessee. After the amalgamation and change of name, the entire records on Stock Exchange as well as ISIN Database is showing the name of one company, therefore, the share price referred by the AO in the assessment order was in respect of M/s. Sharp Trading & Finance Ltd. name of which was changed to M/s. Omnitech Petroleum Ltd. but after amalgamation the name was again changed to M/s. Trinity Tradelink Ltd. Therefore, the database in the stock exchange as well as ISIN are available only in the name of M/s. Trinity Tradelink Ltd. Once the assessee has produced all the supporting documents to prove the genuineness of the purchase transaction, payment of purchase consideration through banking channel, 8 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
dematerialization of the shares in the Demat Account and sale of the shares from the Demat Account through Stock Exchange without establishing the documentary evidence brought by the assessee as bogus treating the transaction by the AO as accommodation based on suspicion is not justified. He has relied upon the decision of Mumbai Special Bench in case of GTC Industries vs. ACIT, 164 ITD 1 and submitted that the Special Bench has held that suspicion how so ever strong may be but cannot be the basis of addition except for some material evidence on record. The theory of 'preponderance of probability' is applied to weigh the evidences of either side and draw a conclusion in favour of a party which has more favourable factors in his side. Thus in the absence of any material or direct evidence brought on record by the AO to show that the assessee introduced his own unaccounted income by way of bogus long term capital gain, the treatment of long term capital gain as bogus is not sustainable in law. He has also relied upon the decision of Hon'ble Jurisdictional High Court dated 11.09.2017 in case of CIT vs. Pooja Agarwal in DB IT Appeal No.385/2011. He has also relied upon the order of this Tribunal dated 31st January, 2018 in case of Shri Pramod Jain vs. DCIT in ITA No. 368/JP/2017. The ld. A/R has referred a series of decisions of this Tribunal as well as Coordinate Benches of the Tribunal wherein the long term capital gain treated as bogus accommodation transaction by the AO has been held as genuine transaction as the assessee has produced all the supporting evidences.
6. We have considered the rival submissions as well as the relevant material on record. The assessee purchased 20,000 shares of M/s. Trinity Tradelink Ltd. @ Rs. 10/- each for a total consideration of Rs. 2,00,000/-. The assessee has produced the share certificate of the shares whereby the shares were initially issued in the name 9 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
of M/s. Amarkantak Procon Pvt. Ltd. and were transferred in the name of the assessee vide endorsement dated 31st October, 2012. As per the sale bill dated 07.10.2012 the payment of purchase consideration has been acknowledged by the seller. Even otherwise, the said payment was reflected in the bank account of the assessee through clearance of cheque no. 788048 on 31st October, 2012. This payment of Rs. 2,00,000/- paid to M/s. Amarkantak Procon Pvt. Ltd. is duly reflected in the bank account of the assessee and, therefore, the said evidence which can be independently verified cannot be disputed in the absence of any material brought on record to show that the payment was not in respect of purchase of shares but for some other transaction. The assessee has produced the sale bill, certificate of transfer of shares in the name of the assessee. These documents along with the bank statement of the assessee clearly established the fact that the assessee has made the payment of purchase consideration through banking channel on 31st October, 2012. Once the payment of consideration is not in dispute and shares were transferred in the name of the assessee as reflected in the Demat Account of the assessee, then the assessee has established the purchase of the shares and holding in the Demat Account since 31st October, 2012. The assessee is having Demat Account with IDBI Bank and on perusal of the Demat Account it revealed that the assessee has been a regular trader/investor in the shares of various companies including various public sector undertakings. Thus it is not an isolated transaction but it is one of the hundreds of transactions in the Demat Account of the assessee. Out of these 20,000 shares, the assessee has sold 15,500 shares after one year whereas the balance 4500 shares were sold prior to one year and offered short term capital gain to tax which has not been disputed by the AO. Thus out of a lot of 10 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
20,000 shares of M/s. Trinity Tradelink Ltd., the shares sold by the assessee prior to one year were not disputed by the AO as the short term capital gain was offered to tax by the assessee. The AO has disputed the transaction of purchase and sale only to the extent of the shares which were sold after one year and thereby the assessee claimed long term capital gain as exempt under section 10(38) of the IT Act. We further note that the AO has given the details of the prevailing price of shares of M/s. Trinity Tradelink Ltd. at Stock Exchange in the years 2012, 2013 and 2014. However, it is pertinent to note that the assessee purchased the shares of M/s. Trinity Tradelink Ltd. which was not listed in the Stock Exchange in the year 2012 but only after amalgamation of the said company with M/s. Omnitech Petroleum Ltd. (formerly known as Sharp Trading & Finance Ltd.) as per the approval of amalgamation by the Hon'ble Bombay High Court vide decision dated 10th January, 2014, the amalgamated company shares got listed by virtue of amalgamation. At the time of amalgamation, M/s. Trinity Tradelink Ltd. amalgamated in M/s. Omnitech Petroleum Ltd. but subsequently the said company also changed its name to M/s. Trinity Tradelink Ltd. which has resulted this confusion of prevailing share price in the Stock Exchange in the years 2012 to 2014. Thus we find that the said comparison of the AO of the prevailing price in the year 2012 with the price of the shares of amalgamated company in the year 2014 is misconceived. The AO has not conducted any independent enquiry or investigation to verify the genuineness of the transaction but has referred the investigation conducted by the department and a report received by the AO. It is pertinent to note that the said report as referred by the AO and reproduced in the assessment order is nothing but a narration of modus operandi of the various entry operators involved in providing the bogus 11 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
accommodation entries of long term capital gain, etc. The statement as referred by the AO of Shri Vikrant Kayan recorded under section 133A on 09.06.2014 is subsequent to the sale of shares by the assessee and, therefore the said statement does not refer to the transaction of shares of M/s. Trinity Tradelink Ltd. prior to its amalgamation and listing. The said statement at the most can relate to the transaction after the amalgamation of the unlisted company with M/s. Omnitech Petroleum Ltd. and subsequently changing the same to M/s. Trinity Tradelink Ltd. as a listed company. Therefore, the transaction of alleged accommodation entry stated by Shri Vikrant Kayan prima facie relates to the company after the amalgamation and change of name which is a listed company whereas the assessee has purchased the shares of an unlisted company, namely M/s. Trinity Tradelink Ltd. Further, the question no. 8 was very specific and in answer to the said question, Shri Vikrant Kayan has stated as reproduced by the AO at page 8 of the assessment order as under :-
" Q.8. Please tell the name of the parties to whom you have provided bogus billing ?
Ans. Sir, I have provided accommodation entry in the form of bogus billing to many companies, some of them are Binani Cement Ltd., Binani Zinc Ltd., Merit Plaza Pvt. Ltd., Vansudhara Infra Developers Pvt. Ltd., Swis Mercantile Pvt. Ltd., Consumer Marketing India Pvt. Ltd., PAESS Industrial Engineers Ltd., Darashaw & Co. Pvt. Ltd. and Voltas Ltd."
Thus in response to the question to tell the names of the parties to whom he provided bogus billing, he replied the names of various parties and, therefore, there is no allegation against the assessee or the assessee's partnership firm by Shri Vikrant Kayan. The AO based on the report of investigation and the statement has 12 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
treated the transaction as bogus whereas the assessee produced all the relevant direct evidences to establish the purchase of shares by paying the purchase consideration through banking channel. The evidence produced by the assessee is independently verifiable as the bank account wherein the payment is reflected cannot be manipulated by the assessee. Further the shares were dematerialized and holding of the shares in the Demat Account is also independently verifiable and cannot be disputed in the absence of any contrary material to show that the Demat Account produced by the assessee itself is bogus. We further note that this is not a case of purchase of penny stock of a company and within a short period there is an unprecedented hike in the sale price of the shares, but in case the assessee purchased the shares of unlisted company which was subsequently amalgamated with a listed company and, therefore, the value of the amalgamated entity is certainly very higher than the value of share of unlisted company though there can be a question about the sweep ratio of the shares. However, the same has not been doubted by any authority and the scheme of amalgamation was duly approved by the Hon'ble High Court. Thus there is an extraordinary event in this case of amalgamation of unlisted company with a listed company and consequently there is a sudden increase in the price of the shares of amalgamated entity. The ld. D/R has relied upon the decisions of Hon'ble Delhi High Court as well as Hon'ble Bombay High Court. In case of Udit Kalra vs. ITO (supra), the shares of one M/s. Kappac Pharma Ltd. were purchased by the assessee at Rs. 12/- per share which was sold subsequently at Rs. 720/-. In the said case there was no extraordinary event of amalgamation and it was a transaction in the shares of a company which has no connection with the shares of company in hand. As regards the decision of Hon'ble 13 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
Bombay High Court in case of Sanjay Bimalchand Jain vs. PCIT (supra), the Tribunal has confirmed the orders of the authorities below on the basis of specific facts that the purchase consideration was claimed to have been paid in cash for purchase of penny stock @ Rs. 5.50 per share and Rs. 4/- per share of two companies and subsequently those shares were sold @ 486.55 and Rs. 485.65 per share of each company. Therefore, when the transactions were found dubious and not proved by any tangible evidence, then the said decision will not help the case of the revenue. On the contrary, we note that this Tribunal as well as the Hon'ble Jurisdictional High Court has considered this issue in various decisions. In case of Shri Pramod Jain vs. DCIT (supra), the Tribunal has considered an identical issue as under :-
"6. We have considered the rival submissions as well as relevant material on record. The assessee purchases 800 equity shares M/s Gravity Barter Ltd. for a consideration of Rs. 4 lacs the assessee has produced the purchase bill of the shares purchase from M/s Winall Vinimay Pvt. Ltd. which shows that the assessee purchase 800 equity shares having face value of Rs. 10/- each M/s Gravity Barter Pvt. Ltd. in allots of 400 each for a consideration of Rs. 2 lacs each total amount to Rs. 4 lacs @ Rs. 500 per shares. The purchase price of Rs. 500 per share itself shows that it was not a transaction of purchase of penny stock. These shares were duly reflected in the balance sheet as 31.03.2011. The payment of the purchase consideration was made by the assessee vide cheque on 17.05.2011 which is evident from the bank account of the assessee at page 40 of the paper book. In the mean time the said M/s Gravity Barter Pvt. Ltd. changed its status from private limited to a public limited and fresh certificate was issued by the Registrar of company on 05.02.2011 which is placed at page 43 of the paper book. Therefore, there is no reason to disbelief the fact of fresh certificate issued by the Registrar of companies on 05.02.2011 and hence, the date mentioned in the order of the Hon'ble Kolkata High Court as 18.04.2011 appears to be typographical mistake. Even otherwise these two dates do not have any effect on the 14 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
genuineness of the transactions of purchase of equity shares by the assessee of M/s Gravity Barter Pvt. Ltd. The assessee though produced all the relevant records and evidences right from the purchase bills, certificate issued by the Registrar about the change of name, the communication between the assessee and the seller of the shares and thereafter, the amalgamation of M/s Gravity Barter Ltd. with M/s Oasis Cine Communication Ltd. which was duly approved by the Hon'ble High Court vide order dated 28.8.2011. The assessee in the mean time got the physical share certificate dematerialized into Demat account on 16.02.2012. There is no reason to doubt the allotment of the shares to the assessee after amalgamation took place between M/s Gravity Barter Ltd. and M/s Oasis Cine Communication Ltd. and subsequent to amalgamation the assessee was allotted shares of M/s Oasis Cine Communication Ltd. on 04.02.2012. Hence, the allotment of 35,200 equity shares of M/s Oasis Cine Communication Ltd. cannot be doubted or disputed as these shares were issued post amalgamation and by a listed company. It is also not in dispute that these shares of M/s Oasis Cine Communication Ltd. were issued in exchange of the shares held by the assessee of M/s Gravity Barter Ltd. Therefore, once the shares issued by M/s Oasis Cine Communication Ltd. cannot be doubted then the holding of the shares of the M/s Gravity Barter Ltd. by the assessee correspondingly cannot be doubted because of the reasons that the shares of M/s Oasis Cine Communication Ltd. could be allotted only in exchange of shares of M/s Gravity Barter Ltd. The holding the shares of M/s Gravity Barter Ltd. and the allotment of shares M/s Oasis Cine Communication Ltd. are directly interconnected. In the absence of holding of shares M/s Gravity Barter Ltd. the shares of the M/s Oasis Cine Communication Ltd. could not be issued or allotted to the assessee. Therefore, holding of the shares by the assessee at least at time of amalgamation took place and shares of the M/s Oasis Cine Communication Ltd. on 04.02.2012 cannot be doubted. Moreover, these shares were dematerialized by the assessee in the Demat account, therefore, on the date of allotment of share of M/s Oasis Cine Communication Ltd the assessee was holding these shares and prior to that the assessee was holding the shares of M/s Gravity Barter Ltd. on exchange of the same the shares of M/s Oasis Cine Communication Ltd. were issued to the assessee. The Assessing Officer 15 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
has doubted the genuineness of the transactions however, once the holding of shares of the assessee at the time of the same were issued by M/s Oasis Cine Communication Ltd. is not in dispute then the holding of shares of M/s Gravity Barter Ltd. also cannot be dispute because of the fact that without holding of the same the shares of M/s Oasis Cine Communication Ltd. could not be issued to the assessee. Once, the shares were held by the assessee then, the question of genuineness of the transaction does not arise however, the purchase consideration can be doubted by the AO if the shares were claimed to have been purchased against consideration paid in cash which is not in case of the assessee. The assessee has paid purchase consideration through cheque and therefore, even if the said consideration is found to be very less in comparison to the sale price at the time of sale of shares in the absence of any material or other facts detected or brought on record by the AO that the assessee has brought back his own unaccounted money in the shape of long term capital gain and has used the same as a device to avoid tax, the purchase consideration paid by the assessee cannot be doubted in the absence of any corroborating evidence. The Assessing Officer has not disputed that the fair market value of the shares of M/s Gravity Barter Ltd. was more than the purchase price claimed by the assessee. It may be a case that ensuring merger/amalgamation of the said company with M/s Oasis Cine Communication Ltd. the assessee might have anticipant the exceptional appreciation in the share price due to extraordinary event of merger/ amalgamation. However, the same cannot be a reason for doubting genuineness of the transaction if the motive of purchase of the share is to earn an extraordinary gain because of some internal information available to the assessee.
7. In case of equity shares M/s Paridhi Properties Ltd. the assessee purchase 50,000 equity share on 26.03.2011 by paying share application money of Rs. 5 lacs which is duly reflected in the bank account of the assessee as paid on 28.03.2011. Therefore, the payment of share application money has been duly established by the assessee through his bank account for allotment of shares of 50,000 equity shares of M/s Paridhi Properties Ltd. The share allotted in private placement as per of Rs. 10/- cannot be termed as penny stock. The AO doubted that the entire process of application and 16 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
allotment of shares as it have been completed within a short duration of 5 days, which in the opinion of the AO is not possible in ordinary course. However, when the assessee has produced the record including the share application, payment of share application money, allotment of share then merely because of a short period of time will not be a sufficient reason to hold that the transaction is bogus. The shares allotted to the assessee vide share certificate dated 31.03.2011 were dematerialized on 21.10.2011, therefore, on the date of dematerialization of the shares the holding of the shares of the assessee cannot be doubted and hence the acquisition of the shares of the assessee cannot be treated as a bogus transaction. Nobody can have the shares in his own name in demant account without acquiring or allotment through due process hence, except the purchase consideration paid by the assessee holding of shares cannot be doubted when the assessee has produced all the relevant record of issuing of allotment of shares, payment of share application money through bank, share certificate and demat account showing the shares credited in the demat account of the assessee on dematerialization. The said company M/s Paridhi Properties Ltd. was subsequently merged with M/s Luminaire Technologies Ltd. vide scheme approved by the Hon'ble Bombay High Court order dated 27.07.2012. Hence, the assessee got allotted the equity shares of M/s Luminaire Technologies Ltd. as per swap ratio approved in the scheme and consequently the assessee was allotted 5 lacs share of Rs. 1/- each on M/s Luminaire Technologies Ltd. The evidence produced by the assessee leave no scope of any doubt about the holding of the shares by the assessee.
8. As regards the purchase consideration when the assessee has shown the share application money paid through his bank account and the AO has not brought on record any material to show that apart from the share application money paid through bank account the assessee has brought his own unaccounted money back as long term capital gain. It is also pertinent to note that the shares of M/s Oasis Cine Communication Ltd. are still held by the assessee in its demat account to the extent of 17,200 shares and therefore, the holding of the shares by any parameter or stretch of imagination cannot be doubted. The AO has passed the assessment year based on the statement of Shri Deepak Patwari recorded by the 17 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
Investigation Wing of Kolkata however, the assessee has specifically demanded the cross examination of Shri Deepak Patwari vide letter dated 15.03.2016 specifically in paras 3 and 4 as reproduced by the AO at page No. 7 of the assessment order as under:-
"3. Since, the shares were allotted by the company through private placement after completing the formalities of ROC and were sold through the recognized Bombay Stock Exchage (BSE) there is no question of knowing individual persons or company official personally in the whole process, so the assessee is not in position to produce any one for cross examination before your good self. Since your good self has got the authority, we humbly request you to kindly issue the notice u/s 131 of the Income tax Act 1961 to the concerned individual persons or company officials for cross examination. Please note that the assessee is ready to bear the cost of their travelling in this regards.
4. As regard your opportunity given to us to read the recorded statement of Shri Deepak Patwari and to produce him from the cross examination before your good self, we have to submit that from the reading of the statements of Shri Deepak Patwari it is clear that he has never taken the name of the assessee, nor the assessee is aware of any Shri Deepak Patwari neither he has made any transaction with him, so in what capacity he can call him for cross examination before your good self. Since your good self has got the authority, we humbly request youto kindly issue the notice u/s 131 of the income Tax act 1961 to him also for cross examination. We also request your good self to kingly provide us the copy of statements of Shri Deepak Patwari along with the other relevant documents. Please note that the assessee is ready to bear the cost of his travelling in this regard."
It is manifest from the assessee's reply to show cause notice that the assessee had specifically demanded the cross examination of Shri Deepak Patwari however, the Assessing Officer did not offer the opportunity to the assessee to cross examine Shri Deepak Patwari. Further, the AO asked the assessee to produce the Principal Officers of the M/s Gravity Barter Ltd. and M/s Paridhi Properties Ltd. However, in our view if the Assessing Officer wanted to examine the principal Officers of those companies he was having the authority to summon them and record their statements instead of shifting burden on the assessee. It is not expected from the assessee individual to produce the principal Officers of the companies rather the AO ought to have 18 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
summoned them if the examination of the officers were considered as necessary by the AO. Hence, it was improper and unjustified on the part of the AO to asked the assessee to produce the principal Officers of those companies. As regards the non grant of opportunity to cross examine, the Hon'ble Supreme Court in case of Andaman Timber Industries vs. CCE (supra) while dealing with the issue has held in para 5 to 8 as under:
"5. We have heard Mr. Kavin Gulati, learned senior counsel appearing for the assessee, and Mr. K. Radhakrishnan, learned senior counsel who appeared for the Revenue.
6. 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-factory 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 extraction the appellant wanted from them.
7. As mentioned above, the appellant had contested the truthfulness of the statements of these two witnesses and 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-19 ITA No. 532/JP/2019
Shri Ghanshyam Agarwal, Jaipur.
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 on merits giving its reasons for accepting or rejecting the submissions.
8. 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."
Therefore, the statement of witness cannot be sole basis of the assessment without given an opportunity of cross examination and consequently it is a serious flaw which renders the order a nullity. The Mumbai Special of the Tribunal in case of GTC Industries vs. ACIT (supra) had the occasion to consider the addition made by the AO on the basis of suspicion and surmises and observed in par 46 as under:-
"46. In situations like this case, one may fall into realm of 'preponderance of probability' where there are many probable factors, some in favour of the assessee and some may go against the assessee. But the probable factors have to be weighed on material facts so collected. Here in this case the material facts strongly indicate a probability that the wholesale buyers had collected the premium money for spending it on advertisement and other expenses and it was their liability as per their mutual understanding with the aseessee. Another very strong probable factor is that the entire scheme of 'twin branding' and collection of premium was so designed that assessee-company need not incur advertisement expenses and the responsibility for sales promotion and advertisement lies wholly upon wholesale buyers who will borne out these expenses from alleged collection of premium. The probable factors could have gone against the assessee only if there would have been some evidence found from several searches either conducted by DRI or by the department that Assessee-Company was beneficiary of any such accounts. At least something would have been unearthed from such global level investigation by two Central Government authorities. In case of certain donations given to a Church, originating through these benami bank accounts on the behest of one of the employees of the assessee company, does not implicate that GTC as a corporate entity was having the control of these bank accounts completely. Without going into the authenticity and veracity of the statements of the 20 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
witnesses Smt. Nirmala Sundaram, we are of the opinion that this one incident of donation through bank accounts at the direction of one of the employee of the Company does not implicate that the entire premium collected all throughout the country and deposited in Benami bank accounts actually belongs to the assessee-company or the assessee-company had direct control on these bank accounts. Ultimately, the entire case of the revenue hinges upon the presumption that assessee is bound to have some large share in so- called secret money in the form of premium and its circulation. However, this presumption or suspicion how strong it may appear to be true, but needs to be corroborated by some evidence to establish a link that GTC actually had some kind of a share in such secret money. It is quite a trite law that suspicion howsoever strong may be but cannot be the basis of addition except for some material evidence on record. The theory of 'preponderance of probability' is applied to weigh the evidences of either side and draw a conclusion in favour of a party which has more favourable factors in his side. The conclusions have to be drawn on the basis of certain admitted facts and materials and not on the basis of presumption of facts that might go against assessee. Once nothing has been proved against the assessee with aid of any direct material especially when various rounds of investigation have been carried out, then nothing can be implicated against the assessee."
Therefore, when the Assessing Officer has not brought any material on record to show that the assessee has paid over and above the purchase consideration as claimed and evident from the bank account then, in the absence of any evidence it cannot be held that the assessee has introduced his own unaccounted money by way of bogus long term capital gain. The Hon'ble Jurisdiction High Court in case of CIT vs. Smt. Pooja Agrawal (supra) has upheld the finding of the Tribunal on this issue in para 12 as under:-
"12. However, counsel for the respondent has taken us to the order of CIT(A) and also to the order of Tribunal and contended that in view of the finding reached, which was done through Stock Exchange and taking into consideration the revenue transactions, the addition made was deleted by the Tribunal observing as under:-
"Contention of the AR is considered. One of the main reasons for not accepting the genuineness of the transactions declared by the appellant that at the time of survey the appellant in his statement denied having made any transactions in shares. However, 21 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
subsequently the facts came on record that the appellant had transacted not only in the shares which are disputed but shares of various other companies like Satyam Computers, HCL, IPCL, BPCL and Tata Tea etc. Regarding the transactions in question various details like copy of contract note regarding purchase and sale of shares of Limtex and Konark Commerce & Ind. Ltd., assessee's account with P.K. Agarwal & co. share broker, company's master details from registrar of companies, Kolkata were filed.
Copy of depository a/c or demat account with Alankrit Assignment Ltd., a subsidiary of NSDL was also filed which shows that the transactions were made through demat a/c. When the relevant documents are available the fact of transactions entered into cannot be denied simply on the ground that in his statement the appellant denied having made any transactions in shares. The payments and receipts are made through a/c payee cheques and the transactions are routed through Kolkata Stock Exchange. There is no evidence that the cash has gone back in appellants's account. Prima facie the transaction which are supported by documents appear to be genuine transactions. The AO has discussed modus operandi in some sham transactions which were detected in the search case of B.C. Purohit Group. The AO has also stated in the assessment order itself while discussing the modus operandi that accommodation entries of long term capital gain were purchased as long term capital gain either was exempted from tax or was taxable at a lower rate. As the appellant's case is of short term capital gain, it does not exactly fall under that category of accommodation transactions. Further as per the report of DCIT, Central Circle-3 Sh. P.K. Agarwal was found to be an entry provider as stated by Sh. Pawan Purohit of B.C. Purihit and Co. group. The AR made submission before the AO that the fact was not correct as in the statement of Sh. Pawan Purohit there is no mention of Sh. P. K. Agarwal. It was also submitted that there was no mention of Sh. P. K. Agarwal in the order of Settlement Commission in the case of Sh. Sushil Kumar Purohit. Copy of the order of settlement commission was submitted. The AO has failed to counter the objections raised by the appellant during the assessment proceedings. Simply mentioning that these findings are in the appraisal report and appraisal report is made by the Investing Wing after considering all thematerial facts available on record does not help much. The AO has failed to prove through any independent inquiry or relying on some material that the transactions made by the appellant through share broker P.K. Agarwal were non-genuine or there was any adverse mention about the transaction in question in statement of Sh. Pawan Purohi. Simply because in the sham transactions bank a/c were opened with HDFC 22 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
bank and the appellant has also received short term capital gain in his account with HDFC bank does not establish that the transaction made by the appellant were non genuine. Considering all these facts the share transactions made through Shri P.K. Agarwal cannot be held as non-genuine. Consequently denying the claim of short term capital gain (6 of 6) [ ITA-385/2011] made by the appellant before the AO is not approved. The AO is therefore, directed to accept claim of short term capital gain as shown by the appellant."
In view of the above facts and circumstances of the case, we are of the considered opinion that the addition made by the AO is based on mere suspicion and surmises without any cogent material to show that the assessee has brought back his unaccounted income in the shape of long term capital gain. On the other hand, the assessee has brought all the relevant material to substantiate its claim that transactions of the purchase and sale of shares are genuine. Even otherwise the holding of the shares by the assessee at the time of allotment subsequent to the amalgamation/merger is not in doubt, therefore, the transaction cannot be held as bogus. Accordingly we delete the addition made by the AO on this account."
In view of the above facts and circumstances when the assessee has produced all the supporting evidences which has not been controverted or disputed by the AO, then we do not find any error or illegality in the order of the ld. CIT (A) qua this issue.
Ground No. 3 is regarding the addition on account of notional commission.
7. We have heard the ld. D/R as well as the ld. A/R and considered the relevant material on record. This addition is consequential to the addition made by the AO by treating the long term capital gain as bogus accommodation entry. In view of our finding on the ground no. 1, the ground no. 3 of the revenue's appeal stands 23 ITA No. 532/JP/2019 Shri Ghanshyam Agarwal, Jaipur.
disposed off in favour of the assessee and against the revenue. The order of the ld. CIT (A) is upheld.
8. In the result, appeal of the revenue is dismissed.
Order pronounced in the open court on 08/08/2019.
Sd/- Sd/-
¼foØe flag ;kno½ ¼ fot; iky jkWo ½
(Vikram Singh Yadav) (VIJAY PAL RAO)
ys[kk lnL;@Accountant Member U;kf;d lnL;@Judicial Member
Tk;iqj@Jaipur
fnukad@Dated:- 08/08/2019.
das/
vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:
1. vihykFkhZ@The Appellant-The DCIT Circle-3, Jaipur.
2. izR;FkhZ@ The Respondent-Shri Ghanshyam Agarwal, Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File {ITA No. 532/JP/2019} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar