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 12, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Nyka Steels P.Ltd, Mumbai vs Acit Panvel, Panvel on 1 March, 2018

आयकर अपील य अ धकरण "डी" यायपीठ मुंबई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "D" BENCH, MUMBAI BEFORE SHRI SHAMIM YAHYA, AM AND SHRI RAM LAL NEGI, JM आयकर अपील सं./I.T.A. No. 3737/Mum/2016 ( नधारण वष / Assessment Year: 2009-10) M/s. Nyka Steels Pvt. Ltd. Asst. CIT, Panvel Circle, बनाम/ C-17/6, MIDC, Taloja Area, Panvel Panvel, Dist. Raigad Vs. थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. AACFN 7647 L (अपीलाथ /Appellant) : ( यथ / Respondent) अपीलाथ क ओर से / Appellant by : None यथ क ओर से/Respondent by : Shri Ram Tiwari सनु वाई क तार ख / : 10.01.2018 Date of Hearing घोषणा क तार ख / : 01.03.2018 Date of Pronouncement आदे श / O R D E R Per Shamim Yahya, A. M.:

This appeal by the assessee is directed against the order by the Commissioner of Income Tax (Appeals) dated 21.03.2016 and pertains to the assessment year 2009-
10.

2. The grounds of appeal read as under:

1. On the facts and circumstances of the case and law, the Ld. CIT(A) erred in confirming the reassessment proceeding initiated u/s 147 by issuing notice u/s 148 of Income Tax Act, 1961.
2 ITA No. 3737/Mum/2016 (A.Y. 2009-10)

M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT

2. On the facts and circumstances of case and law, the Ld. CIT(A) erred in confirming disallowance of genuine purchases of Rs.1,51,97,687/- as bogus purchase from suspicious parties.

3. On the facts and circumstances of case and law, the Ld. CIT(A) erred in confirming levy of interest u/s 234B & 234C of income tax act.

4. On the facts and circumstances of case and law, the Ld. CIT(A) erred in confirming the initiation of penalty proceeding u/s 271fl)(c) of Income Tax Act, 1961.

3. Brief facts of the case are that the e-return of income was filed on 12.09.2009 declaring total income of Rs.2,15,41,380/-. Scrutiny under section 143(3) was completed on 13.12.2011 determining total income of Rs 2,23,69,210/-. Subsequently, information has been received from the Sales Tax Department, Maharashtra giving names & addresses and other details of certain persons who have provided entries for bogus purchase bills to a large number of tax payers. The information received also contains the details of the beneficiaries of such bogus bills. The name of the assessee also appears in the list of persons who had obtained bogus purchase bills from the entry providers. As per the information received the assessee M/s Nyka Steels Pvt Ltd has obtained bogus purchase bills amounting to Rs.1,51,97,658/- from the following entry providers pertaining to F.Y 2008-09 relevant to A.Y 2009-10.

        Sr.     Name of the Dealer              TIN          Amount of
        No.                                                  bogus bill
        1       M/s. Rupani & Company           27370347732V 4509942
                24, Sewrge X Road,
                Nr. Pathan Masjid, Sweree,
                Mumbai-400 031
        2       Asian Tube Trading              27210354416V 4087974
                B 281, Room No. 10
                Opp: Britania Biscuit Co.
                                                3
                                                       ITA No. 3737/Mum/2016 (A.Y. 2009-10)
                                                              M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT

                Reay Road, Darukha,
                Mumbai
        3       Sagar Steel Traders                    27680254587V 6599742
                Adarsh Apartment, 90221
                BAR, Santacruz, Mumbai
                400 055
                                                       Total                 15197658

4. Consequently, the assessment was reopened. During the course of assessment, the Assessing Officer issued notice u/s. 133(6) of the Act to the above three parties. However, the same returned unserved. Summons were also issued. The Inspector of the Assessing Officer reported that the said parties do not exist at the above address. These facts were confronted to the assessee. However, the assessee simply stated that it is unable to produce the said parties and submitted that the payments were made by cheque. The Assessing Officer was not convinced. He noted that in this case there is no availability of purchase order, transport receipts regarding carriage inwards/outwards, weighing bills, etc. Hence, the Assessing Officer proceeded to make 100% disallowance of bogus purchase amounting to Rs.1,51,97,658/-.

5. Against the above order, the assessee appealed before the ld. Commissioner of Income Tax (Appeals) challenging both the reopening as well as merits of the addition. The ld. Commissioner of Income Tax (Appeals) confirmed the reopening as well as the merits of the addition.

6. Against this order, the assessee is in appeal before us. 4 ITA No. 3737/Mum/2016 (A.Y. 2009-10)

M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT

7. We have heard the ld. Departmental Representative and perused the records. None appeared on behalf of the assessee. As regards the reopening of the assessee, on a careful consideration, we note that in this case information was received by the Assessing Officer from DGIT Investigation (Mumbai) there are some parties who are engaged in the hawala transactions and are also involved in issuing bogus purchase bills for sale of material without delivery of goods, which information was based on information received by Revenue from Maharashtra Sales Tax Authority. Information was received that the assessee was beneficiary of hawala accommodation entries from entry providers by way of bogus purchase. The accommodation entry provider has deposed and admitted before the Maharashtra Sales Tax Authority vide statement/ affidavit that they were engaged in providing bogus accommodation entries wherein bogus sale bills were issued without delivery of goods, in consideration for commission. These, accommodation entry providers, on receipt of cheques from parties against bogus bills for sale of material, later on withdrew cash from their bank accounts, which was returned to beneficiaries of bogus bills after deduction of their agreed commission. The Assessee was stated to be one of the beneficiaries of these bogus entries of sale of material from hawala entry operators in favour of the assessee wherein the assessee made alleged bogus purchases through these bogus bills issued by hawala entry providers in favour of the assessee. These dealers were surveyed by the Sales Tax Investigation Department whereby the directors of these dealers have admitted in a deposition vide statements/affidavit made before the Sales Tax 5 ITA No. 3737/Mum/2016 (A.Y. 2009-10) M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT Department that they were involved in. issuing bogus purchase bills without delivery of any material. There is a list of such parties wherein the assessee is stated to be beneficiary of bogus purchase bills.

8. From the above, we find that tangible and cogent incriminating material were received by the AO which clearly showed that the assessee was beneficiary of bogus purchase entries from bogus entry providers which formed the reason to believe by the AO that income has escaped assessment. The information so received by the AO has live link with reason to believe that income has escaped assessment. On these incriminating tangible material information, assessment was reopened. At this stage there has to be prima facie belief based on some tangible and material information about escapement of income and the same is not required to be proved to the guilt. In this regard, I refer to the decision of the Hon'ble Apex Court in the case of CIT(A) Vs. Rajesh Jhaveri Stock Brokers P. Ltd, 291 ITR 500:-

"Section 147 authorises and permits the Assessing Officer to assess or reassess income chargeable to lax if he has reason to believe that income for any assessment year has escaped assessment. The word "reason" in the phrase "reason to believe" would mean cause or justification. If the AO has cause or justification to know or suppose (hat income had escaped assessment, it can be said to have reason to believe that an income had escaped assessment. The expression cannot be read to mean that the AO should have finally ascertained the fact by legal statute with solicitude for the public exchequer with an inbuilt idea of fairness to taxpayers. As observed by the Supreme Court in Central Provinces Managnese Ore Co, ltd. v. ITO(1991) 191 ITR 662, for initiation of action under section 147(a) (as the provision stood at the relevant time) fulfillment of the two requisite conditions in that regard is essential. At that stage, the final outcome of the proceeding is not relevant. In other words, at the initiation stage, what is required is "reason to believe", but not the established 6 ITA No. 3737/Mum/2016 (A.Y. 2009-10) M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT fact of escapement of income. At the stage of issue of notice, the only question is whether there was relevant material on which a reasonable person could have formed a requisite belief Whether the materials would conclusively prove the escapement is not the concern at that stage. This is so because the formation of belief by the AO is within the realm of subjective satisfaction ITO v. Selected Dalurband Coal Co, (P.) Ltd. (1996) 217 ITR 597 (Supreme Court): Raymond Woollen Mills Ltd. v. ITO (1999) 236 ITR 34 (Supreme Court)."

9. The above discussion and precedent from Apex Court fully justify the validity of reopening in this case. Further we find that the Ld. CIT(A) has carefully examined the issue and has properly appreciated the issue. Hence, we do not find any infirmity in the same. Accordingly, we uphold the order of the Ld. CIT(A) on the issue of reopening. Since, the issue has been decided on the basis of the Hon'ble Apex Court decision, the other case laws referred by assessee are not supporting the assessee's case.

10. As regards merits of addition, we find that credible and cogent information was received in this case by the assessing officer that certain accommodation entry provider/bogus suppliers were being used by certain parties to obtained bogus bills, assessee was found to have taken accommodation entry/bogus purchase bills during the concerned assessment year from different parties. Based upon this information assessment was reopened. The credibility of information relating to reopening has been confirmed by the learned CIT(A) and by ITAT as above. Furthermore it is noted that in such factual scenario Assessing Officer has made the necessary enquiry. The issue of notice to all the parties have returned unserved. Assessee has not been able to 7 ITA No. 3737/Mum/2016 (A.Y. 2009-10) M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT provide any confirmation from any of the party. Assessee has also not been able to produce any of the parties. The necessary evidence for transportation of goods have not been provided by the assessee. In this factual scenario it is amply that assessee has obtained bogus purchase bills. Mere preparation of documents for purchases cannot controvert overwhelming evidence that the provider of these bills are bogus and non- existent and there is no cogent evidence of transportation of goods. The sales tax Department in its enquiry have found the parties to be providing bogus accommodation entries. The assessing officer also issued notices to these parties at the addresses provided by the assessee. All these notices have returned unserved. Assessee has not been able to produce any of the parties. The assessing officer has noted that there is no cogent evidence of the provision of goods. Neither the assessee has been able to produce any confirmation from these parties. In such circumstances, there is no doubt that these parties are non-existent.

11. Hence purchase bills from these non-existent the/bogus parties cannot be taken as cogent evidence of purchases, in light of the overwhelming evidence the revenue authorities cannot put upon blinkers and accept these purchases as genuine. This proposition is duly supported by Hon'ble Apex Court decision in the case of Sumati Dayal 214 ITR 801 and Durga Prasad More 82 ITR 540. In the present case the assessee wants that the unassailable fact that the suppliers are non-existent and thus bogus should be ignored and only the documents being produced should be 8 ITA No. 3737/Mum/2016 (A.Y. 2009-10) M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT considered. This proposition is totally unsustainable in light of above apex court decisions.

12. In these circumstances learned departmental representative has referred to Hon'ble Gujarat High Court decision in the case of Apex Appeal No. 240 of 2003 in the case of N K Industries vs Dy CIT, order dated 20.06.2016, wherein hundred percent of the bogus purchases was held to be added in the hands of the assessee and tribunals restriction of the addition to 25% of the bogus purchases was set aside. It was expounded that when purchase bills have been found to be bogus 100% disallowance was required. The special leave petition against this order along with others has been dismissed by the Hon'ble Apex Court vide order dated 16.1.2017.

13. We further note that Hon'ble Rajasthan high court has similarly taken note of decisions of the apex court on the issue of bogus purchases in the case of CIT Jaipur vs Shruti Gems in ITA No. 658 of 2009. The Hon'ble High Court has referred to the decision of CIT Jaipur vs. Aditya Gems, D. B. in ITA No. 234 of 2008 dated 02.11.2016, wherein the Hon'ble Court had inter alia held as under:

"Considering the law declared by the Supreme Court in the case of Vijay Proteins Ltd. Vs. Commissioner of Income Tax, Special Leave to Appeal (C) No.8956/2015 decided on 06.04.2015 whereby the Supreme Court has dismissed the SLP confirmed the order dated 09.12.2014 passed by the Gujarat High Court and other decisions of the High Court of Gujarat in the case of Sanjay Oilcake Industries Vs. Commissioner of Income Tax (2009) 316 ITR 274 (Guj) and N.K. Industries Ltd. Vs. Dy. C.I.T., Tax Appeal No.240/2003 9 ITA No. 3737/Mum/2016 (A.Y. 2009-10) M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT decided on 20.06.2016, the parties are bound by the principle of law pronounced in the aforesaid three judgments.
14. However, we note that the Hon'ble Bombay High Court in the case of Nikunj Eximp Enterprises (in writ petition no 2860, order dt. 18.6.2014) had held that when sales are not doubted, 100% disallowance should not be made. Although the facts of the case was different inasmuch as all the sales was to the Government Department. In the present case also we find that sales are not doubted. In such situation in a number of cases this tribunal had directed for 12.5% disallowance of the bogus purchase in accordance with the decision of Hon'ble Gujarat High Court in the case of CIT vs Simit P. Sheth [2013] 356 ITR 451 (Guj.). Accordingly, we direct that the disallowance in this case should be restricted to 12.5% of the bogus purchase.
15. In the result, this appeal by the assessee stands partly allowed.
प रणामतः नधा रती क अपील आं शक वीकृत क जाती है ।


                  Order pronounced in the open court on 01.03.2018

                  Sd/-                                               Sd/-

           (Ram Lal Negi)                                (Shamim Yahya)
      या यक सद य / Judicial Member                 लेखा सद य / Accountant Member
मुंबई Mumbai; दनांक Dated : 01.03.2018
व. न.स./Roshani, Sr. PS
                                      10
                                          ITA No. 3737/Mum/2016 (A.Y. 2009-10)
                                                 M/s. Nyka Steels Pvt. Ltd. vs. Asst. CIT



आदे श क  त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2.     यथ / The Respondent
3.   आयकर आयु त(अपील) / The CIT(A)
4.   आयकर आयु त / CIT - concerned
5.   वभागीय    त न ध, आयकर अपील य अ धकरण, मुंबई / DR, ITAT, Mumbai
6.   गाड फाईल / Guard File
                                           आदे शानुसार/ BY ORDER,




                                     उप/सहायक पंजीकार (Dy./Asstt. Registrar)
                             आयकर अपील य अ धकरण, मुंबई / ITAT, Mumbai