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 9, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Mohan Hotchand Khanchandani, Mumbai vs Assessee on 28 April, 2016

आयकर अपीऱीय अधिकरण, मुंबई न्यायपीठ 'बी', मुंबई । IN THE INCOME TAX APPELLATE TRIBUNAL "B", BENCH MUMBAI BEFORE SHRI JOGINDER SINGH, JM & SHRI R.C.SHARMA, AM आमकय अऩीर सं./ITA No.2417 to 2421/Mum/2013 ( नििाारण वषा / Assessment Year : 2005-06 to 2009-2010) Shri Mohan Hotchand Vs. DCIT Central Circle-36, Khanchandani, 114, Laungani Mumbai st Lodge, 1 Floor, S.V.Road Khar (W), Mumbai-400052 स्थामी रेखा सं ./ जीआइआय सं ./ PAN/GIR No. : AGPPK 5420 R (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) AND आमकय अऩीर सं./ITA Nos.2863 to 2866/Mum/2013 ( नििाारण वषा / Assessment Year : 2005-06 to 2008-2009) DCIT Central Circle-2, Mumbai- Vs. Shri Mohan Hotchand 400020 Khanchandani, 114, Laungani Lodge, 1st Floor, S.V.Road Khar (W), Mumbai-400052 स्थामी रेखा सं ./ जीआइआय सं ./ PAN/GIR No. : AGPPK 5420 R (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) AND Cross Objection Nos.125 to 128/Mum/2014 ( नििाारण वषा / Assessment Year : 2005-06 to 2008-2009) Shri Mohan Hotchand Vs. ACIT Central Circle-2, Khanchandani, 114, Laungani Mumbai-400020 Lodge, 1st Floor, S.V.Road Khar (W), Mumbai-400052 स्थामी रेखा सं ./ जीआइआय सं ./ PAN/GIR No. : AGPPK 5420 R (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) ननधाारयती की ओर से /Assessee by : Shri Vijay C. Kothari याजस्व की ओर से /Revenue by : Shri N.P.Singh सुनवाई की तायीख / Date of Hearing : 28/01/2016 घोषणा की तायीख/Date of Pronouncement 28/04/2016 2 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 आदे श / O R D E R PER BENCH :

These are the cross appeals filed by the assessee and revenue and also cross objection by the assessee against the order of CIT(A), Mumbai, for the assessment years 2005-06 to 2009-2010, in the matter of order passed u/s.143(3) r.w.s.153A of the I.T.Act.

2. Rival contentions have been heard and record perused. Facts in brief are that assessee is engaged in the business of money lending. There was an action under s.132 of the Act on the Hicons and Pranay Group of cases on 24.2.2009 and the assessee was interalia subjected to search action. In response to notice under s.153A, the assessee filed return of income whereby the income stood revised to Rs.5,45,320/- for the year under consideration. The AO has completed the assessment for A.Y.2005-2006 determining the total income at Rs.6,33,63,830/-. The assessment has been framed, making the following additions/disallowances :-

i) On account of low drawings - Rs. 1,54,500/-
ii) Exemption under s.54F denied - Rs. 17,63,943/-
iii) Cash credit under s.68 - Rs.6,33,63,829/-

In the assessment order so framed the AO observed that there was a survey u/s. 133A of the Act, during the course of which the books of accounts of the assessee were impounded. The survey was subsequently converted into a search action and three kutcha diaries belonging to the assessee were seized, listed as Annexure A-2(ONGC diary), A-3 (Brown colour diary), and A-4 (Divyasannidhi diary). The notings in ONGC diary 3 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 was stated to be for the period 1.4.2006 to 30.12.2007, the notings in Annexure A-3 brown diary stated to be for the period 01.01.2005 to 31.12.2005 and A-3 Divyasannidhi diary for the period from 01.04.2004 to 31.12.2004. Based on the periods as noted above, the A.O prima facie came to a finding that the notings/ discrepancies' as observed are to be taxed for A.Y. 2005-06 for A-4 diary, A.Y 2006-07 for A-3 diary wherein 75% will be taxed for the said year and 25% in A.Y. 2005-06. In other words, the figures/ discrepancies were taken up for taxation as under:-

i) Annexure A-2 (ONGC diary) 57% in A.Y 2007-08 (01.04.2006 to 31.12.2007) 43% in A.Y 2008-09
ii)Annexure A-3 (brown diary) 25% in A.Y 2005-06 (01.01.2005 to 31.12.2005) 75% in A.Y. 2006-07
iii)Annexure A-4 (Divyasannidhi) 100% in A.Y 2005-06 (01.04.2004 to 31.12.2004) It was observed that assessee has no quarrel with the percentages as stipulated above for the purpose of taxation of the quantum for the various years. The assessee vehemently contested the addition as made under s. 68 with reference to the notings as found and as interpreted by the A.O. Few instances of the notings as found in the diary vis-à-vis explained by assessee are shown hereunder:-
Page No. Amount as seen in the Amount as per explanation of the diary assessee 80 Rs. 5,00,000/- Rs.5,000 84 Rs.6,00,000/ - Rs.60,000 86 Rs. 1,00,000/- Rs. 10,000/-
89 Rs.8,00,000/- Rs.8,000/-
92 Rs. 1,00,000/- Rs. 1,000/-
92 Rs.2,00,000/- Rs.2,000/-
92 Rs. 1,50,000/- Rs,1,500/-
4

ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 According to the assessee the quantum of amount represented by the figures .in the diary are not the correct figures since the amounts have been inflated by adding zeroes, "mainly two zeroes, and that the quantum of figures have to be interpreted as explained by him. It was held by the A.O that the notings represents brokerage and interest from own finances and commission from financial transactions done on behalf of lender and borrower and therefore the quantum of amounts as originally reflected in the diary has to be considered as his income. On the said premise, the A.O has to brought to tax the difference between the quantum of amount as actually appearing in the diary and the quantum as explained by the assessee, as unexplained credit under s. 68 of the Act. The A.O has tabulated the difference between the quantum of amount as recorded in the diaries and the quantum as explained by the assessee, and. the difference as noted between the two amounts has been brought to tax. For ready reference the tabulation as done by the A.O is reproduced hereunder: -

A-2 ONGC Diary (2007) Page No. Correct Amount Explained by the Difference as per diary assessee for Amount taxation (Rs.) 155 100000 1000 99000 95 100000 10000 90000 152 100000 10000 90000 7 1000,000 100000 900000 184 1000000 100000 900000 57 150,000 1500 148500 5 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 6 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 7 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 8 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 9 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 3 2006-07 A-3 52526099 75 39394575 4 2007-08 A-2 24587800 57 14015046 5 2008-09 A-2 24587800 43 10572754 10 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 From the above table it can be observed that the AO has brought to tax Rs.6,10,60,765/- as unexplained cash credit under s.68 for the A.Y.2005-
06. Against the order of AO, assessee approached to the CIT(A).
3. It was contended before the CIT(A) that the A.O has grossly erred in tabulating the difference between the figures as noted down in the diary and the correct figure as explained by the assessee, and treating it as his income. It was also submitted that the diaries contained record of a number of events/transactions such as winnings from pool games, notings of meetings with various parties, score of the rummy player in the card game, finance brokerage, finance deals between the borrower and the lender so also telephone calls made to various lenders/borrowers, in respect of the finance and estate business. It was the explanation of the assessee that the assessee being a finance-cum-estate agent, operates from his office by contacting various lenders and borrowers and striking finance deals and the same are recorded in the kutcha dairy first and thereafter the deal materializes, the same are recorded in the pucca books i.e cash book, ledger etc. This also accounts for the difference in the actual dealings. It was contended that the notings of the three diaries are nothing but details of finance transactions in the market, between and on behalf of lender and borrower. .It is brought to notice that the A.O has accepted the said fact by not denying the same and by accepting the amounts earned by way of brokerage/ commission from the said deals relating to finance and estate. It is pointed by the assessee that common 11 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 feature in the notings is the addition of zeroes to the quantum of the actual transacted amount. By way of clarification, it was submitted by the assessee that the assessee being a broker was in the habit of adding zeroes to the figure of the transaction and the said entries are kuccha entries in the rough diary and that the veracity of this explanation is possible by corroboration, through production of the bank statement of the lender who has advanced the loan to the borrower and that similar is the case of all the transactions as appearing in dairies. It was further pointed out that the A.O has. blindly added the difference to the total income without pausing to understand or even read the entries or understand the transaction between the lender and borrower. It was also submitted that some of the entries appearing in the diaries are rotation entries i.e. the amounts advanced by the lender to the borrower rotating twice or thrice or number of times periodwise i.e. quarterly or six monthly rotation from lender to borrower. It was also brought to attention that the assessee has already offered to tax, in the return of income as filed, the brokerage, pool game income and interest income and that the rest of the transactions in the diaries are for and on behalf of lender and borrower to various parties in the market. It is submitted that by revising the return and declaring additional income, the income on account of brokerage and loans/advances, has already suffered tax. It is further pointed out that the A.O failed to make any independent investigation with regard to any of the entries appearing in the said diaries and has merely proceeded to 12 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 decide upon the quantum of the . "correct" amount, totally disregarding the explanation of the assessee.
4. After considering assessee's contention and the AO's order, the CIT(A) found that assessee is a finance broker and the entries in the diary pertain to finance transactions or deals arranged between the lender and the borrower and that the assessee is merely a conduit through whom the monies' were advanced. The assessee had also submitted that confirmation certificates had been obtained to evidence transaction through bank between the lender and the borrower. Secondly, it was the contention that not enough opportunity was given nor any questions asked pertaining to the entries per se as seen in the diaries. The assessee also furnished copies of the confirmation letters as obtained.

Under the said circumstances, the description of the entries in the three differs as tabulated separately, for all the three diaries, as well confirmations as obtained were accepted and placed on record. In the said material as now furnished by the assessee, the assessee had in tabular form, noted the page number, date, amount as appearing in the dairy, and as explained by the assessee, whether cheque or cash, and also contained brief description of the nature of the transaction as reflected by the said entry. The said material, being additional evidence were forwarded by CIT(A) to the AO asking for remand order no.CIT(A)- 41/Remand Report/2011-12 dated 11/08/2011. The A.O has furnished the 13 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 remand report as per no, ACIT /CC-036/2012-13 dated 26/07/2012. The remand report received from the A.O is extracted below:-

"2. Brief of the case - A search and seizure operation was carried out under section 132 of the Income tax. Act, 1961 on the assessee on 24.02.2009. During the course of search proceeding, three diaries were found and seized bearinq Annexure A-2, A-3 and A-4. During the course of assessment proceeding assessee failed to fully explain the contents of seized document and therefore the assessing officer added the various unexplained amount appearing in the diaries as cash credit u/ s. 68 of the IT Act in respective AYs.
3. Before the Ld.CIT(A) assessee has stated that during assessment proceedings, the AO has not specifically asked to explain entries Page wise and also not allowed opportunity to submit confirmation of borrower and lender. However, the above contention of the assessee is factually incorrect because assessee was specifically asked to explain the contents of the seized pages vide questionnaires dated 020-09-2010 and again vide order sheet entry dated 13-12-2010 which means that the assessing officer has given the assessee repeated opportunities to produce all supporting evidence and explanation. with regard to seized papers. Therefore, no additional evidence in this case should be accepted at this stage.
4. Without prejudice to the above the undersigned has following comments to offer on the confirmation filed by the assessee before the CIT(A) :-
i) The figures mentioned in the seized diaries and those in the confirmations filed are different. The correct figure/ amounts mentioned in the seized diaries are tabulated in para 5.10 of the asessement order. It has been correctly mentioned in the assessment order that assessee has explained only part amounts mentioned in the seized diaries.
ii) Even if the confirmations filed by the assessee are taken into account, they are only partly able to explain the contents of the diaries. The extent to which the confirmation explain the amounts mentioned in the diaries has been already accounted for in the assessment order.
iii) Further there are many cash transactions which the assessee has related to earning from pool games. For such earning no further evidence is possible except the amount written down in the seized documents.
iv) During the course of remand proceedings, the assessee has produced some of the parties for verification and these parties were examined on record. The examination "of these parties. revealed 14 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 that these parties have transacted· with the assessee, Shri Mohan Khanchandani only and they are not aware of identities of the other parties (lender or borrower) mentioned against their names in the confirmations .

5. In view of the above AO's order may be confirmed."

5. After considering the remand report and rejoinder of the assessee on the remand report the CIT(A) decided as under :-

"8. I have carefully considered the matter. I have also examined the three diaries which contain the impugned entries that are in dispute. The diaries contain notings of figures on different dates. The explanation of the appellant is that the actual quantum has been exaggerated by the addition of zeros as he was habituated to adding more zeros, than the actual.
During the course of hearing of the appeal," in reply to a specific query, appellant who had appeared in person, replied that he had exaggerated the sums by adding zeros in order to be perceived as a Broker cum Finance Agent of repute and considerable might and thereby to have a larger share of the business in the market. 8.1 The task at hand is to arrive at a reasonably "correct"

interpretation of the notings as seen in the three diaries. That these diaries represent Kaccha or Rough books are not in dispute; it is a fact that books of account were indeed being maintained by the appellant and which have not been rejected. ·The repeated assertion of the appellant before the A.O and before the appellate authority is that the notings in the diary do not represent his income but represent the! transactions or deals entered into by him as a Finance Broker who served as a conduit between the lender and the borrower. It is again a fact that the appellant has offered to tax brokerage income and which has been accordingly assessed. A further assertion made is that appellant was in the habit of adding zeros to the amounts which were the subject matter of transaction. In order to evidence this assertion, appellant placed before the CIT(A) , loan confirmations and copies of Bank statements of various borrowers/lenders, which material was remanded to the A.O for scrutiny and verification of its genuineness. It is observed that the said confirmations were with respect to cheque transactions that were identified datewise, amount wise, and partywise tallied with the relevant bank statement of the lender/borrower. A "few instances are hereby detailed:-

Page Date Amount Amount as per Description of No. as per assessee's transaction Diary explanation 33 24.02.2005 5,00,000 50,000 Haribhai Saroopa to sheetal Restaurant & Bar 15 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 With respect to the above noting in the Diary, the appellant produced confirmation signed by M/s. Haribhai Saroopa, confirming that an amount of Rs. 50,000/- was advanced as loan, by cheque no. 363065 on 24.02.2005, to M/ s .. Sheetal Restaurant & Bar. The appellant also filed copy of account of M/ s. Sheetal Restaurant & Bar with Punjab & Sindh Bank, evidencing credit of Rs. 50,000/- on 26.02.2005. It is to be noted that, while the bank statement reflected the sum as Rs. 50,000/- the amount entered by appellant in his diary is Rs. 5,00,000/- i.e. the amount in the diary is more by one zero.

ii) ONGC Diary Page Date Amount as Amount as Description of No. per Diary per transaction assessee's explanation 116 09.08.2007 50,00,000 5,00,000 Divya construction to Mohan Khanchandani As regards the said noting, appellant filed confirmation signed by M/s. Divya Construction confirming that. Rs. 5,00,000/- was advanced to Shri Mohan H. Khanchandani on 29.05.2007, vide cheque no. 526710. To corroborate, appellant furnished copy of his account with Canara Bank, wherein it is observed that Rs. 5,00,000/- was deposited on 29.05.2007. It is observed that the amount jotted in the diary by the appellant is more by one zero.

iii) Divyasannidhi

Page    Date           Amount as per    Amount as per    Description       of
No.                    Diary            assessee's       transaction
                                        explanation
173     04.02.2004     7,50,000         75,000           Ram Bhavnani      to
                                                         Vora Associates

Appellant has filed confirmation from Ram Bhavnani confirming that Rs. 75,000/- was advanced by cheque no. 751224 to My s. Vora Associates. To corroborate, appellant furnished copy of bank account of M/s. Vora Associates with Punjab & Sindh Bank, evidencing credit of Rs. 75,000/- on 04.02.2004. The noting in the diary of the appellant is Rs. 7,50,000/-, the amount is more by one zero.

8.2 The above are only few illustrative instances which are culled out from the material 1 documents furnished by the appellant. It; is observed that with respect to all the cheque transactions, the appellant has furnished confirmation and copy of bank statement in corroboration of the confirmation filed. As already noted above, on a close scrutiny, there appears a method in the madness of adding zeros. It is found on close examination of the transactions through banks, that the corresponding jotting as made in the Diary, relating to the said transaction, is recorded by adding one zero; which has been shown above through the illustrated instances. But there are 16 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 also transactions in cash; with respect to cash in the absence of any corroboration with a third party source, it has not been possible to test the veracity of the explanation of the appellant. 8.3 At this juncture it is pertinent to examine the Remand Report of the A.O. A reading of the Remand Report, which has been reproduced elsewhere in the order, would indicate that the A.O has not rejected or disowned the confirmations/ copies of bank statements filed by the appellant in support of his explanation of adding zeros. On the other hand, the A.O agrees that that to the extent of transactions through cheque, the contents the Diaries stand explained. Further, appellant did produce some of the parties before the A.O, who have attested to the fact of the appellant being a Estate-cum-Finance Agent, who brokered deals, acting as a conduit between the lender and borrower. The A.O however does not given credence to it in spite of the parties affirming to the same, on the ground that the parties did not know each other, But then in such a market, where the Broker brought parties who hither-to strangers together, one who had funds and other who was in need of funds, the parties need not ordinarily know each other. Hence I am of the considered view that the material/document provided by the appellant are not to be rejected; the said material support the appellant's explanation as regards cheque transactions are concerned.

8.4 The appellant transacted through cheques as well as through cash in respect of arrangement of finance. Through a close scrutiny of the material on record, it has been deciphered that appellant was largely in the habit of adding one zero to the actual amount transacted through cheque, while making notings in the Diaries. Hence I am of the view that the explanation of the appellant, to the extent of deals brokered through banking channels, is to be accepted by viewing the jotting in the Diary as being the actual . figure but exaggerated by one zero, barring couple of entries where amount of cheque is reduced by two zeroes. The same treatment is to be given with respect to cash transactions.' Further as regards cash transaction the assessee has not produced any evidence with regards to third party loan transaction and therefore the amount appearing in Diaries to the extent of cash transactions are to be treated as unexplained credits and therefore they are liable to be added as income of the assessee. However, as has been stated earlier that assessee was in the habit of adding one zero to the actual transaction and the same having been explained by adducing evidence, the same treatment is also to be meted with regard to such cash transactions and accordingly the following additions as tabulated below is confirmed. Hence I am of the considered view that addition made by the A.O will have to be sustained but by re-tabulating the same, by adding one zero. Hence I proceed to tabulate the notings in the diary in the manner as shown below :

17

ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 18 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 19 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 20 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 21 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 22 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 23 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 24 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 25 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 26 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 27 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 28 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 8.4.1 In the above tabulation, the difference has been worked out, based on appellant's own admission of adding a zero to the amount transacted. So also, where no explanation has-been offered with reference to any entry, the same has been brought to tax. The difference as tabulated in the last column, will be brought to tax in the respective assessment years as per the norms as adopted by the A.O in paragraph 5.12 of the assessment order, and regarding which the appellant has no quarrel.
6. The CIT(A) has also confirmed the addition made u/s.54F in respect of purchase of new flat in Libra Tower. In this regard we found that assessee had claimed exemption under s. 54 F on the gains arising from sale of shop in Pushpak Apartments. As per the return filed, the assessee declared Long Term Capital Gain of Rs. 17,63,943/-, and after claiming exemption under s. 54F, the income from Capital Gain was declared at nil. The assessee furnished evidence with regard to the 29 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 purchase and sale of the shop in Pushpak Apartment. The assessee claimed before the A.O. that the proceedings from the sale of shop was invested in a residential property at Libra Towers. The A.O declined to accept the Claim of investment in Libra Towers for the reason that for the year under consideration, a sum of Rs. 25,00,000/- is seen paid to Innovative Construction flat, which is reflected in the Balance sheet for the year ended 31.3.2005 and 31.3.2006, however, the same does .not appear in the Balance Sheet as on 31.3.2007. Holding that the assessee has failed to discharge his liability for furnishing the agreement for purchase of flat valued at Rs. 25,00,000/-, and also opining that since the asset does not appear in the Balance Sheet as on 31.3.2006, the sum of Rs. 25,00,000/- is nothing but an advance which has been returned , the A.O disallowed the claim under s.54F.
7. By the impugned order, the CIT(A) confirmed the disallowance.

Against the above order of CIT(A) both assessee and revenue are in appeals before us.

8. The assessee is aggrieved for upholding the disallowance of claim u/s.54F as well as for part of addition confirmed by the CIT(A) u/s.68. However, the revenue is in appeal before us for deleting the addition made by the AO u/s.68 of the I.T.Act in all the years under consideration.

9. We have considered rival contentions and carefully gone through the orders of authorities below and found from the record that the assessee is engaged in the business of finance broking. The income from 30 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 the said broking business has been offered as income from brokerage in the return of income filed over the period of years. The assessee business is to arrange finance for borrowers through lenders. For the said services the assessee earns brokerage income. There was search at assessee's premises, during the course of survey/search proceedings three diaries were found and seized bearing Annexure No. A-2 ONGC diary 01-04-06 to 30-12-2006, A-3 Brown color diary 01-01-2005 to 31- 12-2005, A-4 Divya sanidhi diary 01-04-2004 to 31-12-2004. The said diaries contain jottings in respect of finance arranged for and on behalf of the clients, by the assessee. The said diary also contains jottings in respect of miscellaneous income earned in the pooling game and brokerage income. The fact that the assessee was a finance broker was explained at the time of search action. In the statement recorded u/s 132(4) of the Act on 01-04-2009 the assessee in response to Question No 4 deposed as under:

" .... Q-4 1 am showing you your statement recorded on oath on 20.03.2009. Please go through the same. Please refer to your response to Q. No. 5 of the said statement in which you had committed to furnish particulars of brokerage and interest for own finances and financial transactions done on behalf of lender and borrower to various parties in the market with their names & addresses .
Ans. 1 have prepared the details of brokerage, pool game & interest income amounting in the sum of Rs. 2,33,3071- which may not have been declared by me in my returns of income for the relevant years during which they were earned. 1 am submitting these details by way of annexure which contains the details of income written in my handwriting. You may append the said statement as Annexure - A to my deposition recorded today."
31

ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 The DDIT has questioned the assessee on 20.03.2009 and the assessee has replied to some of the entries appearing in the diary. The AO has disputed the quantum of amount represented by those figures as replied by the assessee to DDIT and as appearing in the diaries. The assessee has offered the income for various years in respect of Brokerage, pool game, purchase of property, interest on loans, and flat purchase, jewellery, and money spent on furniture.

                  AY 2005-06               Rs 2,70,000/-
                  AY 2006-07               Rs 1,44,000/-
                  AY 2007-08               Rs 11,20,705/-
                  AY 2008-09               Rs 25,85,295 /-
                  AY 2009-10               Rs 21,40,719/-
                       Total               Rs 60,15,671/-

In reply to question 0.4 by DDIT the assessee has submitted the details brokerage, poolgame,& interest of Rs 2,33,307/- and therefore the AO has jumped to the conclusion that the assessee has owned up and accepted the income from diaries and hence the proper additional income needs to be determined and worked out and taxed as per paragraph no 5.6 of the AO's order. On page 6 & 7 in the answer to question no 6 the assessee has replied that the page wise explanation in earlier statements recorded on 17.03.2009 and 19.03.2009 hold good and the assessee has came forward and offered Rs.60,15,671/- and is ready and willing to answer question in respect of document seized and explained the same once again. Thereafter AO in para 5.10 page 8 has proceeded to verify the income and determine the amount of the entries appearing as per 32 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 diary and tax the difference after deducting the amount explained by the assessee (as per pages 8 to 15 of AO's order) in A-2 ONGC diary, A-3 Brown color diary, A-4 Divya sanidhi diary and arrive at the total additions U/s 68 for various assessment years. The AO for the reasons stated in para 5 at page 3 to 15 has not accepted the submissions made by the assessee. The AO has presumed that the jottings made in the 3 diaries are the transactions carried by and pertains to the assessee. Accordingly, the AO has treated the transactions as unexplained cash credits uls 68 of the Act. The gross receipts are apportioned over the period for which the diaries are written in proportion of time basis.

10. Before the CIT(A) assessee has filed loan confirmation in respect of the three diaries namely A-4, A-3, A-2 explaining as per the chart all the entries in all the three diaries with the confirmation letters of borrowers and lenders in the market. Thereafter the AO vide his letter dated 26.09.2011 has asked for various details to be furnished in respect of the charts filed with the CIT appeals explaining the diary entries. The assessee have produced the parties along with the confirmation and their Bank A/c before the AO and few balance parties were called to be produced by 15.03.2012 as per AO's letter dated 01.03.2012 and the AO thereafter has given the final remand report on 26.07.2012 as appearing in CIT appeals order page 14 Para 7.6. Further to the above, during the remand proceedings the assessee has submitted details of finance transactions arranged by him for and on behalf of the clients. The 33 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 assessed has submitted the details of the same along with confirmations and bank statements of lender and borrower reflecting the said finance transactions. The assessee has also produced the parties before the AO who were examined by the AO. On verification of the details, confirmations and bank statements submitted and also examination of the parties deposed the AO has furnished the Remand Report dated 26-07- 2012. The averments of the assessee that he is a finance broker has not been disputed / disbelieved by the A.O.

11. We found that notings of the three diaries contain details of finance transaction in the market, between lender and borrower. In some of the instances assessee's own funds was also found to have advanced on interest. The said fact is accepted by AO by accepting the amounts earned by way of brokerage and interest from finance / estate deals. The said entries are kuccha entries in the rough diary and the same is corroborated by production of the bank statement of the lender who has advanced the loan to the borrower and that similar is the case of all transactions appearing in the diaries AO failed to make any independent investigation with regard to any of the entries appearing in the said diaries and totally disregarded the explanation of the assessee. The diary entries also pertain to transaction between lender and borrower and the same is reflected in the bank statement of lender / borrower and thus these transactions stands corroborated. Some of the confirmation certificate had been obtained to evidence transaction through bank between the 34 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 lender and borrower. The CIT(A) has called for a remand report from the AO with regard to the confirmation so filed by the assessee and also with regard to the actual amount of advance given as appearing in the bank statement by reconciling the entries made in the diaries vis-à-vis bank statement, the CIT(A) found that assessee has exaggerated one zero while making entries in the diaries. Detailed finding has been given by the CIT(A) after considering the remand report to the effect that assessee has exaggerated one zero with respect to the advance given, while recording the same in the rough diaries so found and seized during the course of search. The CIT(A) has also answered to the specific query being made to the assessee during the course of hearing to the effect that assessee has exaggerated the sums by adding zeros in order to be perceived as a broker cum finance agent of repute and considerable means and thereby to have larger share of the business in the market. The CIT(A) also found that assessee had offered brokerage income and the same have been assessed by the department. It was also found that assessee was in habit of adding zero to the amounts which were the subject matter of transaction. After considering the loan confirmations and copies of the bank statement of the various borrowers/lenders, which material was remanded to the AO for scrutiny and verification of its genuineness, the CIT(A) restricted the addition by reducing one zero as stipulated in para 8 of his appellate order. The CIT(A) has dealt with each and every entry of loans and advances giving page no. date, amount as per diary, amount 35 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 as per assessee's explanation and description of transaction and finally arrived at the amount liable to be brought to tax considering the remand report. The CIT(A) has also confirmed the addition where no income has been offered with reference to any entry. Accordingly, the difference has tabulated in the last column of the chart prepared by the CIT(A), was brought to tax in the respective assessment year as per the claims adopted by the AO in paragraph 5.1 to 5.12 of the assessment order.

12. Considering the totality of facts and circumstances of the case vis- à-vis finding given by the CIT(A) with respect to each and every entry, we do not find any reason to interfere in the order of CIT(A) upholding the addition as given in the chart. Accordingly, ground taken by the assessee and revenue with regard to addition made u/s.68 in all the years under consideration are dismissed.

13. In the assessment year 2005-06, assessee is also aggrieved for addition made by declining claim of deduction u/s.54F.

14. From the record we found that the assessee has claimed deduction in its return of income filed on 30-3-2006. The said return was processed u/s.143(1). A search proceeding u/s.132 was carried out on 24-2-2009. However, during the course of search proceeding, no incriminating evidence/records were found in the investigation made in the residential house premises of the assessee and on the date of search no proceeding was pending for impugned order under appeal. As per the decision of jurisdictional High Court in the case of Murli Agro Products ltd., ITA No.36 36 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 of 2009 and Continental Warehousing Corporation 374 ITR 645, it was held that once the assessment has attained finality, the AO while passing the assessment order u/s.153A r.w.s.143(3) of the I.T.Act could not have disturbed the assessment/reassessment order unless the materials gathered in the course of proceedings u/s.153A of the Act establish that the reliefs granted under the finalized assessment were contrary to the facts unearthed during the course of proceedings u/s.153A. Similar view has been taken by the coordinate bench in the case of Shri Govind Agarwal, ITA No.3389/Mum/2011, dated 10-1-2014, All Cargo Global Logistics, 137 ITD 287 (Mum)(SB), SKS Ispat and Power Limited, CC 45 (ITA Nos.8746&8747/Mum/2012). The decision of Hon'ble Bombay High Court in the case of All Cargo Global Logistic, 374 ITR 645 has confirmed the verdict of the Special Bench. The sum and substance of all these decisions are that when no assessment has abated, the question of making any addition or making disallowance which are not based on only material found during the search is bad in law". We had carefully gone through the orders of the AO and CIT(A), nowhere we found that they have referred any incriminating material having been found during the course of search. Respectfully, following the proposition of law laid down by the jurisdictional High Court, we do not find any merit for disallowance of claim u/s.54F already allowed u/s.143(1) in the assessment year 2005- 06, for which time limit for issue of notice u/s.143(2) had already expired 37 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 much prior to the date of search. Accordingly, we direct the AO to delete the disallowance so made u/s.54F.

15. In the assessment year 2007-08, the AO has made addition u/s 69C of the Act being unexplained investments - Rs.25,03,666/- The AO observed that assessee has paid Rs.25,03,666/- to the builder M/s Pranay Construction. During the course of survey action at the premises of the builder he has declared sum of Rs.5,03,50,000/- in respect of the project Hill Road (Libra) admeasuring net 12,154 sq feet (after deducting free space provided to tenants and area purchased by the promoters). The AO has computed average rate of cash component of Rs.4,143/- per sq. ft (5,03,50,000/12,154). The same is presumed to be paid by the applicant and hence, addition of Rs. 25,03,666/-.

16. By the impugned order the CIT(A) has deleted the addition on account of alleged cash component paid for purchase of flat from Pranay Construction amounting to Rs.25,03,666/- for the reason that the addition was based on presumption drawn from the declaration made by the builder and that no evidences were found in respect of the same.

17. Against the above order of CIT(A), revenue is in appeal before us.

18. We have considered rival contentions and found that the assessee had purchased flat number 801 in the project 'Libra' developed by Pranay Construction Private Limited vide agreement dated 29-11-2006 for a consideration of Rs.47,00,000/-. The assessee's wife Ms. Neelu M. Khanchandani also purchased flat number 802 in the said project for a 38 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 consideration of Rs.51,00,000/-. There was survey action at the premises of the builder on 23-03-2007 and 24-03-2007 page number 2 of diary inventorized as Brown Diary 06 was found wherein the amount of Rs. 5,03,50,0001- was mentioned against various dates under the head 'Hill Road (Libra) Cash Receipts'. The AO has reproduced the said page at Para 6.2 page 16 of the assessment order dated 30-12-2010. The same is reproduced herein below.

"The above inference of cash payment is also corroborated from the fact that M/s Pranay Construction Pvt. Ltd. During the course of survey operation made on them on 23.03.2007 & 24.03.2007, it has offered a sum of Rs. 5,03,50,000/- as additional income on account of cash received for sale of 'falts in 'Libra'. This fact can be further verified from the page Nos 2 of 'Brown Diary 06' impounded during the course of survey on 23.03.2007 & 24.03.2007. The content of these loose papers give the details on the issue, which are reproduced as under reflecting the cash element received as Rs. 5,03,50,000/- ;


                         'Hill Road (Libra) Cash Receipts

                      50,00, 000/-            21.04.06
                       23,50,000/-            22.04.06
                        7,00,000/-            01.05.06
                      43,00, 000/-            01.05.06
                       55,00,000/-            06.06.06
                      10,00, 000/-            08.10.06
                       50,00,000/-            09.10.06
                       30,00,000/-            16.10.06
                       40,00,000/-            21.11.06
                      25,00, 000/-            01.12.06
                       50,00,000/-            15.12.06
                       10,00,000/-            16.12.06
                       28,00,000/-            2B.12.06
                        5,00,000/-            31.12.06
                       15,00,000/-            02.01.07
                       22,00,000/-            31.01.07
                       40,00,000/-            15.03.07
                      5,03,50,000
                                      39
                                                          ITA Nos.2417-2421/13
                                                              2863 to 2866/13 &
                                                             CO No.125- 128/14

The AO has raised query as per question number 4 of the questioner dated 03-12-2010 which is reproduced as under(Para 6.5 page 17 of the assessment order).
"Q4. From the records, it is seen that you have purchased Flat No 801, 8th floor, 'Libra Tower' Hill Road, Bandra (W), Mumbai from Pranay Construction Pvt. Ltd. on 29th Nov. 2006. The registration record shows that market value of the flat is Rs. 73,03,666/- whereas the consideration amount paid by you is Rs. 47,00,000/- only. In this respect, it is brought to your notice that Pranay Construction Pvt. Ltd. during the course of search and seizure revealed that it has accepted cash as consideration for each flat sold. From the seized material from Pranay Construction, it is also seen that the company has received cash of Rs. 40,00,000/- on 21.11.2006 just prior to the date of registration of Flat No 801. Please explain why the said amount of Rs. 40,00,000/- is treated as unexplained investment made by you for purchasing the said flat".

In reply to the above query, assessee filed submission dated 09-12-2010 which is reproduced as under(Para 6.6 page 17 and 18 of the assessment order.

"That regarding the flat no 801 purchased in Libra tower at Bandra from Pranay Construction Pvt. Ltd. the assessee has paid a sum of Rs.47,00,000/- only as per agreement filed on record, the assessee vehemently denies any cash payment as per allegation by the department your honour stated that the company has received cash of Rs. 40,00,000/- on 21.11.2006 kindly confront Pranay Construction and let them make (Pranay Construction) make such averment in the presence of the assessee, such allegations are baseless and without any proof and the registrar have the prerogative to value each property as per document based on the ready reckoner rates prescribed government on standard bases without any parameters such as location, demand & supply and various other fact depending upon each property and your honour intent to crucify the assessee on such baseless ground by jumping to conclusion as per your own wishes. The assessee have made no cash investment in the said flat premises."

It is clear from the above that no incriminating evidences have been found of alleged cash component having being paid to the builder for purchase of the flat number 801. Further, the AO during the assessment 40 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 proceedings also has not brought on record any cogent evidence to prove that the assessee has paid alleged cash component in purchase of the said flat. The same is evident from the assessment order wherein there is no reference of any such evidences. We also found that the diary found from the premises of third party i.e. builder also does not speak of any such alleged cash component received by the builder from the assessee. In the noting on the said diary there is no mention as to the name from whom amount received, the break-up of receipts, the rate, flat number, etc. The said jotting merely contain dates and amounts that to all in round figure of rupees in lakhs.

19. Furthermore, the assessee has categorically denied of making any on money and has requested the AO to grant an opportunity of cross examination of the averments made by the said builder. The said request of the appellant has not been granted. The AO has opted simply to presume that alleged on money payment and based on mathematical calculations has made the addition u/s 69C of the Act. In view of the above it is clear that the AO has made addition to the income merely on the assumption and presumption relying on the averments made by the third party without bringing on record any corroborative evidences and allowing cross examination and hence, the same is prayed to be deleted.

20. Accordingly, we do not find any infirmity in the order of CIT(A) for deleting the impugned addition.

21. In the assessment year 2009-2010, the AO has also made addition on account of jewellery amounting to Rs.34,70,292/- u/s.69C of the Act. 41

ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14

22. We have considered rival contentions and found that during the course of search action jewellery valuing Rs.48,94,295/- was found. The assessee has explained the jewellery as under :-

       Explanation                      Amount Rupees     Amount Rupees
       Jewellery Found                                        48,94,295
       Less: Credit as per Circular           21,26,523
       No.1916 dated 11-05-1994
       1,450 gms @ 1,466.56
       Jewellery belonging to others          10,92,265
       Jewellery received as gifts             1,34,428
       Jewellery belong to mother              8,50,360
       Late        Smt.        Jasoda
       Khanchandani
       Jewellery Explainedx                                    42,03,576
       Difference Jewellery offered                             6,90,719

However, the AO did not accept assessee's contention and after giving credit of 500gms of gold jewellery as per the Circular No.1916 upheld the balance addition which was confirmed by the CIT(A). Thus, the assessee is in appeal before us against the net addition of Rs.34,70,292/-.

23. We found that assessee explained as per the Instruction No.1916 dated 11-5-1994 of CBDT, gold jewellery of 1700 gms (mother 500 gms + 500 gms wife + 250 gms unmarried daughter + 100 gms assessee + 100 gms son + 250 gms unmarried sister). The revised computation is tabulated herein below :-

       Explanation                            Amount Rupees
       Jewellery Found                                   48,94,295
       Less: Credit as per Circular No.1916              24,93,152
       dated 11-05-1994 1,450 gms @
       1,466.56
       Difference treated as unexplained                  24,01,143
       investment
       Less declared by the appellant                      6,90,719
       Net difference                                     17,10,424

Accordingly, we do not find any reason for not giving credit for the jewellery belonging to mother which was duly stated during the course of statement 42 ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14 u/s.132(4). Existence of wife, unmarried daughter, son and unmarried sister was not denied anywhere, being part of the family, who are eligible for credit of jewellery as per Circular No.1916 dated 11-5-1994. Accordingly, we direct the AO to restrict the addition to the extent of Rs.17,10,424/-.

24. Cash of Rs.3,50,000/- found on the date of search was added by the AO u/s.69C. As the assessee could not explain the same, we confirm the action of lower authorities for such addition.

25. In the assessment year 2009-2010, addition of Rs.3,85,000/- was made by the AO on account of low withdrawals. By the impugned order, CIT(A) given relief of Rs.1,65,000/-, thus, balance of Rs.2,25,000/- was upheld, against which assessee is in further appeal before us.

26. As discussed in para 24 above, we have already upheld addition of Rs.3,50,000/- out of cash found during the course of search, which pertains to the year under consideration, therefore, giving benefit of telescoping, addition of Rs.2,25,000/- upheld on account of low withdrawals, is hereby deleted.

27. In the result, appeals of the revenue and cross objections of the assessee are dismissed, whereas appeals of the assessee are allowed in part, in terms indicated hereinabove.

Order pronounced in the open court on this 28/04/2016.

                            Sd/-                                     Sd/-
        (JOGINDER SINGH)                                       (R.C.SHARMA)
     न्यानयक सदस्य / JUDICIAL MEMBER                 ऱेखा सदस्य / ACCOUNTANT MEMBER
भुंफई Mumbai; ददनांक           Dated 28/04/2016
प्र.कु.मभ/pkm,   नन.स/ PS

आदे श की प्रनिलऱपप अग्रेपषि/Copy of the Order forwarded to :

1. अऩीराथी / The Appellant
2. प्रत्मथी / The Respondent.
43

ITA Nos.2417-2421/13 2863 to 2866/13 & CO No.125- 128/14

3. आमकय आमुक्त(अऩीर) / The CIT(A), Mumbai.

4. आमकय आमुक्त / CIT

5. ववबागीम प्रनतननधध, आमकय अऩीरीम अधधकयण, भंफ ु ई / DR, ITAT, Mumbai

6. गार्ा पाईर / Guard file.

                        सत्मावऩत प्रनत //True Copy//
                                                                                       आदे शािसार/ BY ORDER,




                                                                                                 उप/सहायक पुंजीकार
                                                                                       (Asstt.     Registrar)
                                                                   आयकर अपीऱीय अधिकरण, भुंफई / ITAT, Mumbai



                                                                 Date                  Initial
1.      Draft dictated on                                    3-3&27-4-16                              Sr.PS
2.      Draft placed before author                           7-3&27-4-16                              Sr.PS
                                                  (dictation pad has been enclosed
                                                      along with this original file)
3.      Draft proposed & placed before the                                                            JM/AM
        second member
4.      Draft discussed/approved by Second                                                            JM/AM
        Member.
5.      Approved Draft comes to the                                                                   Sr.PS/P
        Sr.PS/PS                                                                                      S
6.      Kept for pronouncement on                                                                     Sr.PS
7.      File sent to the Bench Clerk                                                                  Sr.PS
8.      Date on which file goes to the AR
9.      Date on which file goes to the Head
        Clerk.
10.     Date of dispatch of Order.