Income Tax Appellate Tribunal - Pune
Pradeep Amrutlal Runwal, Pune vs Assessee on 10 April, 2014
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "A", PUNE
BEFORE SHRI SHAILENDRA KUMAR YADAV,
JUDICIAL MEMBER, AND
SHRI R.K. PANDA, ACCOUNTANT MEMBER
ITA No.334/PN/2013
(A.Y: 2004-05)
Pradeep Amrutlal Runwal
1st Floor, Runwal Plaza,
41/12, Karve Road,
Pune - 411004
PAN: AAPPR5901C Appellant
Vs.
Tax Recovery Officer,
Range-3, Pune Respondent
Appellant by : Shri Nikhil Pathak
Respondent by : Shri P.L. Pathade
Date of Hearing: 10.04.2014
Date of order : 30.05.2014
ORDER
PER SHAILENDRA KUMAR YADAV, J.M:
This appeal has been filed by the assessee against the order of Commissioner of Income Tax (Appeal)-II, [in short CIT(A)] Pune, dated 11.10.2012 for A.Y. 2004-05 on the following grounds.
1) The learned CIT(A) erred in upholding the action of the learned A.O. in reopening the case of the assessee u/s 148 on the following grounds-
a. The material seized was sufficient enough to form a reasonable opinion that the income of the assessee had escaped asst.
b. The correctness of the material seized cannot be considered at the stage of reopening but the same was to be investigated during the asst.
proceedings u/s 147.
2c. The A.O. had much wider powers to reopen the case since the scrutiny asst. u/s 143(3) had not taken place in the case of the assessee.
1.1) The learned CIT(A) ought to have appreciated that the reopening u/s 148 is bad in law and hence, the reasst. u/s 147 be declared null and void for the following reasons -
a. There was no evidence to show that the loose papers seized from the third party related to the assessee.
b. There was no corroborative evidence to indicate that the assessee had received any amount from the RMD Gutkha Group.
c. Thus, the reopening was based on mere suspicion and surmises, without any concrete incriminating evidence and therefore, it was illegal and void.
Without prejudice to the above ground, the assessee submits the following grounds -
2] The learned CIT(A) erred confirming the addition of Rs.5.10 Crs. made by the learned A.O. u/s 69A on the ground that the assessee had received the said amount from RMD Gutkha Group on the basis of papers seized in the course of search action "on the said Group.
2.1] The learned CIT(A) erred in holding that the addition was justified for the following reasons-
a. Shri Sohanraj Mehta, the C & F agent of RMD Gutkha Group had admitted in the statement recorded u/s 132(4) that the seized papers were written by him and hence, the same carried great evidential value.
b. The notings on the seized paper were explained by the author, Shri Mehta which clarified the modus operandi of the dealings of the RMD group and hence, the said papers could not be regarded as dumb documents.
c. The amounts noted against the name 'Pradeep Runwal' were accepted by Shri Mehta to be in the nature of unaccounted payments made by the RMD 3 Group and hence, it was clear that the said amounts were received by the assessee.
d. No documents could reasonably be expected to be maintained in respect of unaccounted dealings and hence, in such cases, the corroborative evidence has to be seen in the documents seized whereas the inference is to be drawn based on the statements recorded post search action.
e. The assessee has not offered a satisfactory explanation in respect of the alleged receipt as per the notings in the seized papers and hence, the addition made by the learned A.O. is justified in view of the decision in the case of Sumati Dayal [214 ITR801(SC)].
3) The learned CIT(A) ought to have appreciated that the addition made by the learned A.O. is totally based on presumption and surmises and there is no evidence that the assessee had received any such amount from RMD Gutkha Group and hence, the addition made is not justified at all.
3.1) The learned CIT(A) failed to appreciate that -
a. The assessee had not received any amount from RMD Gutkha Group in cash.
b. The presumption u/s 132(4A) if at all applicable could be applied only in the case of RMD Gutkha Group and not in the case of the assessee.
c. No addition could be made in the hands of the assessee on the basis of some loose documents found with third party.
d. There may be many people of the name 'Pradeep Runwal' in Pune and hence, the presumption made on the basis of the seized paper was not justified in the absence of any evidence to show that the assessee and the RMD Group had any past business relations.
e. Although Shri Mehta had admitted to have written the document, he had never specifically admitted that the RMD Group had advanced any funds to the assessee and hence, in the absence of any corroborative evidence, the learned A.O. is not justified in presuming that the person named in the seized paper was the assessee.
4f. The various decisions relied upon by the learned CIT(A) are distinguishable on facts and hence, the same are not applicable to the case of the assessee.
4] The learned CIT(A) ought to have appreciated that no addition could be made on the basis of documents found with third parties and hence, the addition made should have been deleted.
5] The learned CIT(A) erred in placing reliance on section 114 of the Indian Evidence Act without appreciating that it had no relevance to the facts of the present case.
6] The learned CIT(A) failed to appreciate that the assessee had not carried out any transaction with RMD Gutkha Group and hence, the addition made on presumptions and surmises may kindly be deleted.
7] The appellant craves leave to add, alter, amend or delete any of the above grounds of appeal.
2. At the outset of hearing, the learned Authorized Representative has not pressed the ground Nos.1 and 1.1 which pertain to reopening, so they are dismissed as not pressed. The assessee is an individual. The original return of income declaring the total income of ₹ 3,12,974/- was filed on 01.11.2004. The Assessing Officer thereafter received information from ACIT, Central Circle-1(2) that a search and seizure action u/s.132 was carried on 21.01.2010 in the case of Shri Sohanraj Mehta, C & F of the RMD Gutka Group, wherein, the documents seized during the course of search action included transaction related to the assessee. The seized documents revealed that the assessee was in receipt of ₹ 4,80,00,000/- on 17.05.2003 and ₹ 30,00,000/- on 13.05.2003. The Assessing Officer, thus after seeking approval of Addl. CIT, Range-3, Pune issued a notice u/s.148 of the Act. In response to the same, the assessee filed a return of income for A.Y. 2004-05 on 15.04.2012 with the same returned income of ₹ 3,12,974/- as filed in original return. The Assessing 5 Officer sought the explanation from assessee with regard to the noting made on seized documents, found and seized during the search action. The assessee put forward his explanation vide its letter dated 28.12.2011. However, the Assessing Officer did not accept the submission and explanation furnished on behalf of assessee. The Assessing Officer thereafter noted that seized documents found at the residence of Sohanraj Mehta C & F of RMD Gutka Group had been accepted to have been written by him and also that the modalities of the method of transaction entered into by RMD Gutka group had been completely exposed. The Assessing Officer, thus, placing reliance on sections 80 and 114 of the Indian Evidence Act and also following the certain decisions held that the entire amount of ₹ 5,10,00,000/- as unexplained money u/s.69A of the Act.
3. The matter was carried before first appellate authority, wherein the various contentions were raised on behalf of assessee and having considered the same, the CIT(A) has confirmed the order of Assessing Officer on preliminary as well as on merit. The same has been opposed before us on behalf of assessee. As discussed above, the issue of reopening has not been pressed before us, we are confined to adjudicate the issue on merit which is with regard addition of ₹ 5,10,00,000/- made by the Assessing Officer u/s.69A on the ground that the assessee has received the said sum from RMD Gutka group. The stand of the assessee has been that the CIT(A) erred in holding that the addition was justified for the following reasons-
a. Shri Sohanraj Mehta, the C & F agent of RMD Gutkha Group had admitted in the statement recorded u/s 132(4) that the seized papers were written by him and hence, the same carried great evidential value.
b. The notings on the seized paper were explained by the author, Shri Mehta which clarified the modus operandi of 6 the dealings of the RMD group and hence, the said papers could not be regarded as dumb documents.
c. The amounts noted against the name 'Pradeep Runwal' were accepted by Shri Mehta to be in the nature of unaccounted payments made by the RMD Group and hence, it was clear that the said amounts were received by the assessee.
d. No documents could reasonably be expected to be maintained in respect of unaccounted dealings and hence, in such cases, the corroborative evidence has to be seen in the documents seized whereas the inference is to be drawn based on the statements recorded post search action.
e. The assessee has not offered a satisfactory explanation in respect of the alleged receipt as per the notings in the seized papers and hence, the addition made by the learned A.O. was justified.
The CIT(A) failed to have appreciated that -
a. The assessee had not received any amount from RMD Gutkha Group in cash.
b. The presumption u/s 132(4A) if at all applicable could be applied only in the case of RMD Gutkha Group and not in the case of the assessee.
c. No addition could be made in the hands of the assessee on the basis of some loose documents found with third party.
d. There may be many people of the name 'Pradeep Runwal' in Pune and hence, the presumption made on the basis of the seized paper was not justified in the absence of any evidence to show that the assessee and the RMD Group had any past business relations.
e. Although Shri Mehta had admitted to have written the document, he had never specifically admitted that the RMD Group had advanced any funds to the assessee and hence, in the absence of any corroborative evidence, the learned A.O. is not justified in presuming that the person named in the seized paper was the assessee.
7f. The various decisions relied upon by the learned CIT(A) are distinguishable on facts and hence, the same are not applicable to the case of the assessee.
g. No addition could be made on the basis of documents found with third party.
h. The CIT(A) erred in placing reliance on section 114 of the Indian Evidence Act without appreciating that it had no relevance to the facts of the present case.
i. The CIT(A) also failed to appreciate that the assessee had not carried out any transaction with RMD Gutkha Group and hence, the addition made on presumptions and surmises may kindly be deleted.
4. On the other hand, the stand of learned Departmental Representative has been as under:
a) A search action u/s 132 of the I.T. Act, 1961 was carried out on 09-10-2009 in the case of Shri Mithulal, a real estate broker of Bangalore by the Investigation Wing of Bangalore. In course of this search action by the Investigation Wing of Bangalore, certain incriminating documents related to one Shri Sohanraj Mehta were found which were in connection with the C & F agency of RMD Group of Pan masala and Gutkha Products.
Subsequently, on the next day Shri Sohanraj Mehta was also covered by the investigation wing of Bangalore and confronted on these incriminating documents. Shri Sohanraj Mehta accepted that these documents are related to him and are in connection with the C & F agency of RMD Group for pan masala and gutkha products. Since RMD Gutkha Group is based at Pune, information related to this was intimated by the Investigation wing of Bangalore to the Investigation wing at Pune. On analysis of the documents seized by the Bangalore investigation wing, it is observed that the total receipts due to the sale of unaccounted production carried by RMD Gutkha Group through Shri Sohanraj 8 Mehta alone who is over seeing Karnataka region is of Rs. 355.51 crores for the period April 2003 till February, 2008. This amount received has either been remitted back to RMD Gutkha group or handed over as per the instructions of RMD Gutkha Group to the various suppliers of raw materials, to other businessmen etc. For the purpose of ascertaining the business connection of RMD Gutkha group with the parties whose names figured in the said incriminating documents, extensive discreet enquiries were carried out. These enquiries revealed that Malikarjun Group of Shimoga, Bholenath Radhakishan Group of Delhi, P.C. Jain Group of Mumbai, Mukesh Garg Group of Delhi, Vineet Ranawat Group of Mumbai, S. Balan Group of Pune, Malu Group of Pune, Champion Packaging Group of Bangalore, etc. are closely connected with the business activity of RMD Gutkha group related to the unaccounted production and sale of gutkha and pan masala products. Accordingly, these business groups were also covered alongwith RMD Gutkha Group on 20/01/2010.
b) The modus operandi revealed in course of the search action can briefly be enumerated as under:-
i. RMD Gutkha group carries out a parallel production of its accounted production and also its unaccounted production. For its accounted as well as its unaccounted production, the purchases of major raw materials like edible perfumes, betel nut, ellaichi, kattha etc, are purchased from the same suppliers. This is to ensure that the quality of its products both accounted as well as unaccounted, is maintained. In the books of the suppliers, and also RMD Gutkha Group the supplies made for the accounted production of RMD Gutkha group are duly reflected in the books but the supplies made for the unaccounted production are kept out of the regular books.9
ii. After procuring of raw materials, the manufacturing activity is carried out in the factories of RMD Gutkha group at Vadodara and Bangalore. At these two factories, no proper primary records are maintained so that a proper analysis of the unaccounted production could not be made by the Govt, authorities like Excise, Sales-tax etc. iii. For the purpose of distribution and marketing of its products, RMD Gutkha group has appointed a number of C & F agents. Below the C & F agents, a number of dealers are appointed who finally supply the products to the retailers, pan shops, etc. RMD Gutkha group maintains direct contact only with the C & F agents. The C & F agents maintain accounts of the unaccounted sales, expenses incurred etc. The C & F agents remit the unaccounted cash so generated to the RMD Gutka group and also make payments to the suppliers of raw materials, etc, for the unaccounted production as per the instructions of RMD Gutkha group.
c) At the time of search action on 20/01/2010, the said documents seized by the Investigation wing of Bangalore related to the unaccounted sales and deployment of the sale proceeds by Mr. Sohanraj Mehta, C&F were confronted both to Shri Rasiklal M. Dhariwal and also his son, Shri Prakash R. Dhariwal. Both these persons accepted that the chits giving instructions either to Shri Sohanraj Mehta (C&F of RMD Gutkha Group for Karnataka Region) or Shri Jeevan Sancheti (Bangalore factory in-charge of RMD Gutkha Group) which are part of loose paper bundle A/MI/29 seized vide Panchanama dtd.9-10-2009, bear either of their signatures. They also accepted that these are short term advances given by them to their friends and business associates.
However, they refused to accept the de-coding explained by Shri Sohanraj Mehta that the amounts mentioned in lakhs actually 10 stands for crores of rupees and the word 'packet' stands for a lakh of rupees.
d) The said incriminating documents seized by the Investigation wing of Bangalore on 9/10/2009 had details of the unaccounted sales of Gutkha carried out by Mr. Sohanraj Mehta, C&F of RMD Gutkha Group for Karnataka Region. As per these seized documents, the sale proceeds from this unaccounted sale were being deployed to a number of entities which included Shri S. Balan (Director of M/s Sai Constructions Pvt. Ltd.) to whom an amount of Rs.1435 lakhs was paid. Shri S. Balan was confronted on this transaction in course of the search action on 20/1/2010. In course of the statement on oath, he admitted that he was custodian of around Rs. 14 crores on behalf of RMD Gutkha Group. Though subsequently under influence of M/s. Dhariwal Industries Ltd., has retracted his statement on 25.11.2011 by filing an affidavit.
e) Similarly, as per the said documents seized by the Investigation wing of Bangalore on 9/10/2009, an amount of Rs.4656 lakhs was paid to Shri Mallikarjun of Shimoga for purchase of Arecanut (supari). Shri Mallikarjun was confronted with the documents seized by the Investigation wing of Bangalore at the time of the search action. In course of his statement on oath, he admitted to have made unaccounted sale of Rs. 4656 lakhs during the period of April 2003 to February 2008 to RMD Gutkha Group. This statement was subsequently retracted by Shri Malikarjun of Shimoga under influence of M/s. Dhariwal Industries Ltd. However, circumstantial evidences show that the said unaccounted sales have actually been made to RMD Gutkha Group.
f) For the purpose of establishing the genuineness of the documents seized by the Investigation wing of Bangalore, a 11 number of post search inquiries were carried out. The said post search inquiries are elaborated as under:
i. Examination of the said documents seized by the Investigation wing of Bangalore revealed that Shri Sohanraj Mehta, C&F of RMD Gutkha Group for Karnataka Region used to maintain a detailed day to day account of the transactions of sale of Gutkha and also of the deployment of the said sale proceeds. From the day to day accounts, he used to draw a monthly summary giving information of the sale proceeds received and its deployment during a particular month. Finally, from the monthly summary he prepared a consolidated summary for the entire period. As per the consolidated summary, the total unaccounted sales for the period April, 2003 to August, 2006 were of Rs.2,18,00,91,198/- and the total unaccounted sales for the period Sept., 2006 to Feb., 2008 were of Rs.1,27,74,71,480/-. It was established that the said documents seized by the Investigation wing of Bangalore are not some baseless documents but a detailed account of the daily, monthly and consolidated summary of the unaccounted sales carried out by Shri Sohanraj Mehta on behalf of M/s Dhariwal Industries Ltd.
ii) Shri Rasiklal M. Dhariwal was examined to ascertain the business relation etc. with the various entities whose names were mentioned on the said documents seized by the Investigation wing of Bangalore. This examination revealed that Shri Rasiklal M. Dhariwal is knowing most of the persons whose names are mentioned in the said documents and is having a close business association with them. The names mentioned on the said documents included the suppliers to RMD Gutkha Group of betel nut, kattha, edible perfume, cardamom, menthol and packaging pouches, some prominent builders of Pune, etc. With most of these parties their association with RMD Gutkha Group was very 12 old, in fact in most of the cases more than 10 years old. This shows that the documents seized by the Investigation wing of Bangalore are clearly related to the RMD Gutkha Group itself.
iii) It was initially being claimed by RMD Gutkha Group that Shri Sohanraj Mehta is a man of dubious character and therefore the records found from him cannot be relied upon. In course of the post search inquiries, it was revealed that Shri Sohanraj Mehta has been the C&F of RMD Gutkha Group for more than 15 years and during this period no cases etc. of any wrong doings have been filed against him by RMD Gutkha Group. It was further revealed that RMD Gutkha Group does not have the faith and confidence to give instructions in the form of signed chits to any other person other than Shri Sohanraj Mehta. Moreover, it was also revealed that in a number of agreements signed by RMD Gutkha Group for properties acquired at Bangalore, Shri Sohanraj Mehta has signed in the capacity of a witness. All these facts clearly prove that the claim of RMD Gutkha Group that Shri Sohanraj Mehta is a man of dubious character is incorrect and with a motive so that it can disown the contents of the said documents.
iv) On the basis of the instructions given in the said signed coded chits either by Shri Rasiklal M. Dhariwal or Shri Prakash R. Dhariwal, Shri Sohanraj Mehta used to make payments to the parties whose names were mentioned on the said chits. In many instances, these payments were spread over more than one installment. The day books maintained by Shri Sohanraj Mehta have a detailed narration of the various installment payments for the amounts mentioned in the signed chits. At times, in the day books the amounts have been mentioned in de-coded form, which again prove's the decoding explained by Shri Sohanraj Mehta.13
v. The said documents seized by the Investigation wing of Bangalore have details of the accounted dispatches and also the unaccounted dispatches made by M/s Dhariwal Industries Ltd. to Shri Sohanraj Mehta. The unaccounted dispatches apparently have letter 'A' mentioned before them and the accounted dispatches have VDIL1 mentioned before them. Investigations revealed that the accounted dispatches are duly reflected in the books of M/s Dhariwal Industries Ltd. Since Shri Sohanraj Mehta has accepted that the transactions with letter 'A"
mentioned before them are in respect of the unaccounted dispatches, a natural corollary is that the same are also dispatches which are not recorded in the regular books of M/s Dhariwal Industries Ltd.
g) Even before the A.O during the course of assessment proceedings, statement on oath was recorded of Shri Sohanraj Mehta on 10.08.2011 wherein he again confirmed that the transactions in the said seized documents relate to the unaccounted as well as accounted transactions of M/s. Dhariwal Industries Ltd. It was also stated that the retraction made earlier was at the behest of M/s. Dhariwal Industries Ltd. However, subsequently clearly under pressure from M/s. Dhariwal Industries Ltd., Shri Sohanraj Mehta submitted letter dated 03.12.2011 requesting to consider his retraction made vide his earlier letter dated 23.12.2009."
4.1 Besides this, the learned Departmental Representative has pointed out that a similar addition has been made in other cases i.e. Shri S. Balan, Shri Binit Ranawat, Shri Vimal Nahar and Shri P.C. Jain who were assessed with DCIT, Central Circle 1(1), Pune and additions were also made in the case of assessee i.e. Shri Pradeep Runwal, Shri Kantilal Lunkad & Shri Pravin Lunkad which were assessed with Circle-3, Circle-2 & Ward 1(1) 14 respectively. The issue of Shri Pradeep Runwal is before us and we will concentrate the same on merits in its facts and circumstances. It is pertinent to mention here that every case is decided in its facts and circumstances, so we will decide the case of assessee in its facts and circumstances which are without prejudice to other similarly placed cases. It is not appropriate for us to comment on other parties which are not before us. So, this case is being decided in its facts and circumstances.
4.2 Further, with regard to the assessee's observation that the Assessing Officer has neither provided copies of statements of seized persons i.e. Sohanraj Mehta nor any opportunity to cross examination given to the assessee. The learned Departmental Representative stated that the Assessing Officer has not relied on statement of Shri Sohanraj Mehta while making the addition. There is no discussion of the said statement in the assessment order. When the Assessing Officer is not relying on the statement for making addition, so, there is no need to give its copy to the assessee. Secondly, a copy of assessee's letter dated 28.12.2011 furnished to the Assessing Officer during scrutiny proceedings clearly states that the assessee was given all information of seized documents by the Assessing Officer. Hence, the principles of natural justice have not been violated by the revenue. With regard to the identity of Shri Pradeep Runwal, it was stated on behalf of learned Departmental Representative that the seized documents mentioned Shri Pradeep Runwal from Pune. A search in the ITD database of the Income Tax Department shows only one Pradeep Runwal, which is the assessee. So, according to learned Departmental Representative, the person mentioned in seized documents in question is only Pradeep Runwal, so the action in the case of assessee is justified and the addition made in his hand should be sustained.
155. After going through the rival submissions and material on record, we find that the issue before us is regarding the addition of ₹ 5,10,00,000/-. As stated earlier, during the search proceedings in the case of Dhariwal Group, some loose papers were seized wherein certain amounts were written against the name of 'Pradeep Runwal'. Hence, the case of the assessee was reopened u/s 148 of the Income Tax Act. It was explained to the learned Assessing Officer that the assessee had not earned any such income of ₹ 5.10 crs. and therefore, no addition should be made. However, the Assessing Officer has not accepted the contention of the assessee.
5.1 The Assessing Officer has stated that the papers were seized from Dhariwal Group. The said papers were seized from the residence of Shri Sohanraj Mehta. According to the Assessing Officer, the assessee could not disown the existence of such documents. The Assessing Officer observed that the money has been passed on by Dhariwal Group through their staff. Hence, the assessee must have received the amount noted on the seized papers. The Assessing Officer has proceeded to make the addition of ₹ 5.10 crs. by stating that as per section 114 of the Indian Evidence Act, it is an accepted rule of evidence that if a person possessing an evidence does not produce it, the inference is that such evidence if produced is detrimental to him. Accordingly, the Assessing Officer held that the said receipts were the income of the assessee.
5.2 The Assessing Officer has further held that according to the provisions of section 80 of the Indian Evidence Act, there is a presumption as to the documents produced as record of evidence are genuine. Hence, he has held that the documents seized from Dhariwal Group could be relied upon for making addition in the hands of the assessee. The Assessing Officer has placed reliance on the decisions of Sumati Dayal vs. CIT 16 [(1995) 214 ITR 801(SC)], CIT vs. Durga Prasad More [(1969)72 ITR 807(SC], Himmatram Laxminarain vs. CIT [(1986)161 ITR 7(P&H)], CIT vs. Ganapathi Mudaliar [(1964)53 ITR 623(SC)] and CIT vs. Lacchman Dass Oswal [(1980)126 ITR 446(P&H)].
5.3 According to us, the additions made by the Assessing Officer were not justified in the facts and circumstances vis-à-vis of the assessee. As discussed earlier, during the course of search in the case of Dhariwal Group, the only documents found on the basis of which the addition u/s 69A has been made in the case of the assessee are in the form of two loose papers wherein amounts of ₹ 4.80 Crores and ₹ 30 lacs were noted against the name "Mr. Pradeep Runwal". Apart from this, no evidence has been found to suggest that the assessee had actually received the said amount or that the assessee had entered into any transaction with Dhariwal Group. There is no evidence on record to suggest that the assessee has previous business relations with the Dhariwal Group. In the absence of any documentary evidence to suggest the same, it could not be presumed that the amounts reflected in the loose papers were the income of the assessee received from Dhariwal Group. It has been the consistent stand of the assessee that there may be many persons of the name Pradeep Runwal in Pune and there was no specific evidence to suggest that the said notings pertained to the assessee. Hence, it was not justified as to how, in the absence of any other corroborative details, the Assessing Officer has assumed that the amounts reflected the income of the assessee himself, while the assessee has no business dealings of his with Dhariwal Group. The Assessing Officer has not brought on record any evidence to suggest that Dhariwal Group has admitted that the amounts were paid to the assessee. Hence, simply because the name of the assessee is noted on the seized papers does not mean that the addition could be made in the hands of the assessee. Since 17 no evidence was found relating to the existence of any transaction between the assessee and Dhariwal Group and in the absence of any corroborative evidence to suggest that the assessee had actually received the said amount, no addition could be made merely on the basis of noting in loose papers found during the search proceedings in the case of Dhariwal Group against the name of the assessee.
5.4 The presumption u/s 132(4A) is available only in respect of the person from whom the paper is seized. It could not be applied against a third party and hence, no addition could be made on the basis of the evidence found with third party. The presumption u/s. 132(4A) could be used only against the person from whose premises the documents are found and not against the person whose name appears in the seized papers.
5.5 In this case, the addition has been made on the basis of the documents found with Dhariwal Group and thus, the presumption u/s. 132(4A) could not be used against the assessee since no incriminating documents were found with it. In the case of ACIT Vs. Lata Mangeshkar (Miss) (1974) 97 ITR 696 (Bom), the addition was made in the hands of the assessee on the basis of the entries in the books of third persons. Hon'ble Bombay High Court held that such addition could not be made only on the basis of the notings in the books of third persons. The facts of the present case are covered by the decision of Lata Mangeshkar (supra). It is a settled legal position that the decision of jurisdictional High Court is binding on all authorities below it. Thus, the reliance placed by the Assessing Officer on the loose papers is not justified at all. Therefore, the question of making any addition is not justified in the absence of other corroborative evidence to that effect.
185.6 Without prejudice to the above, the learned Authorized Representative submitted that the Assessing Officer was not justified in making the additions by relying on the provisions of section 114 of the Indian Evidence Act. The concerned Assessing Officer has referred the aforesaid section which states that the court may presume that the evidence which could be and is not produced would, if produced be unfavourable to the person who withholds it. It is pertinent to mention this rule applies to the cases wherein it is evident or an established fact that a particular evidence or document was in possession of the assessee. For example, an owner of a land may well be expected to be in possession of a 7/12 extract of the said land in order to check whether the said land was used for agricultural purposes. In the present case, the provisions relied by the Assessing Officer are not applicable, the assessee is not withholding any documents. The case of department is that the amount mentioned on the seized paper found with the Dhariwal Group indicates that the assessee has received the amount, therefore, the burden was on the Assessing Officer to establish the same. The reliance placed on the provisions of section 114 of Indian Evidence Act is misplaced.
5.7 As stated above, it has been consistent stand of the assessee that the assessee has had no business relations whatsoever with the Dhariwal Group. Further, apart from the noting on paper with the name 'Pradeep Runwal, there is no corroborative evidence in this regard against the assessee. In such circumstances, where the assessee has not entered into any transaction with the Dhariwal Group, one certainly could not expect the assessee to be in possession of any evidence to suggest that it has not entered into any such transaction except for his books of account which have already been verified by the concerned Assessing Officer. Hence, the Assessing Officer was 19 not justified in placing reliance on the provision of section 114 of the Indian Evidence Act.
5.8 It was further submitted on behalf of assessee that the Assessing Officer was not justified in making the addition by relying on the provisions of section 80 of the Indian Evidence Act which states that there is a presumption that the documents produced before the court as record of evidence are genuine. In this regard, the stand of the assessee is that in the case of assessee, document produced was merely in the form of a rough noting wherein certain amounts were written against the name 'Pradeep Runwal'. As discussed earlier, there may be many people of that name in Pune and in the absence of any other corroborative evidence to that effect. In such a situation, it cannot be inferred that it belongs to the assessee.
5.9 While making the addition of ₹ 5.10 crores as stated above, the CIT(A) relied on the following decisions of Sumati Dayal vs. CIT [(1995) 214 ITR 801(SC)], CIT vs. Durga Prasad More [(1969)72 ITR 807(SC], Himmatram Laxminarain vs. CIT [(1986)161 ITR 7(P&H)], CIT vs. Ganapathi Mudaliar [(1964)53 ITR 623(SC)] and CIT vs. Lacchman Dass Oswal [(1980)126 ITR 446(P&H)]. In this regard, the stand of the assessee has been that the case laws relied by the Assessing Officer are differentiable on facts and hence, the same are not applicable to the case of the assessee. In all the cases relied by the Assessing Officer, the fact that the assessee had actually earned income or received amounts by way of cash credits, unexplained investment etc. was not under dispute. The issue related to whether the receipts were received from genuine lenders or whether the investments or receipts were a part of the disclosed sources of income of the assessee. We find that in the present case, the issue in question itself is whether rough noting on loose paper 20 found in the course of search at the premises of third person could be assumed the income from the assessee as in the cases relied by the Assessing Officer. This fact has not been established in the case of assessee, therefore, the case laws relied by the Assessing Officer are clearly distinguishable on facts and hence, not applicable to the case of the assessee.
5.10 According to CIT(A), the name of the assessee appears on the seized papers and seized documents give a detailed and minute noting of the transactions of Dhariwal Group. He has stated that Shri Sohanraj Mehta has admitted that the documents were written by him and most of the papers were written in marwadi language. The CIT(A) referred to the fact that Shri Mehta had admitted that the papers belonged to Dhariwal Group. In para 4.3, the CIT(A) states that when the author of the paper has accepted the notings made by him, in that event, the document is having great evidentiary value and could not be rejected. As regards, the objection of the assessee that no evidence was found to indicate that the assessee had received the amount, the CIT(A) referred to the fact of acceptance of the paper by Shri Mehta and considering the fact that the modus operandi was clarified by Shri Mehta, the addition was rightly made by the Assessing Officer, has been held by CIT(A). He has referred to various decisions in support of the addition made. Firstly, he has relied upon the decision of ITAT Third Member in the case of Khopade Kisanrao Manikrao [74 ITD 25]. In this regard, the stand of assessee is that the decision in the case before Third Member was not applicable to the facts of the present case. In the said case, the assessee was searched and documents were found indicating on money received on sale of plots. On the basis of the documents found, the Assessing Officer estimated the income from on money which was held to be valid. In that case, the issue that no addition could be made on the basis of 21 documents found with third party was neither raised nor applicable. Thus, according to us, the said decision has no application to the facts of the assessee's case.
5.11 The CIT(A) in para 2.5 has placed reliance upon ITAT, Pune decision in the case of Dhanvarsha Builders and Developers Pvt. Ltd. [102 ITD 375]. In the said case, the assessee was searched and documents were found indicating on money received by the assessee. It was held that the document was found with the assessee and therefore, the A.O. was justified in making the addition. Even in this case, the issue of no addition can be made on the basis of documents found with third party was not raised. The CIT(A) has further referred to the decision of ITAT, Mumbai in the case of P. R. Patel Vs. DCIT [(2001) 78 ITD 51 (Mum)] for the proposition that seized papers cannot be called dumb paper because they indicate date, amount and calculation. There is no dispute with the above proposition. The papers are found pertaining to Dhariwal Group as admitted by Shri Mehta and therefore, these documents may be relevant for deciding the issue in the case of Dhariwal Group. However, in the absence of any corroborative evidence, the addition could not be made in the hands of the assessee on the basis of the said papers.
5.12 The CIT(A) has further relied upon ITAT Third Member decision in the case of Dhunjibhoy Stud and Agricultural Farm Vs. DCIT [(2002) 82 ITD 18 (PUNE)(TM)], In this case, the assessee was a builder and had sold flat to one Mr. Tanna. There was search on Mr. Tanna wherein a document was found indicating flat purchased from the assessee firm and the amount of cheque and cash paid. The amount of cheque paid was tallying with the books and therefore, it was held that cash was paid as noted on the paper. Mr. Tanna had also accepted the fact that cash was paid to the assessee. In these facts, ITAT held that 22 since there was transaction between assessee and Shri Tanna and also the fact that the amounts paid by cheque tallied, the addition was rightly made. The assessee rightly submitted that the said decision is not applicable to the facts of the present case. Firstly, there is no transaction between the assessee and Dhariwal Group. Secondly, there is no corroborative evidence found which could suggest that the assessee had received any amount. The Assessing Officer and CIT(A) have also not brought on record any evidence to suggest that the payment was made to the assessee. Accordingly, considering the factual position, the decision in the case of Dhunjibhoy Stud and Agricultural Farm is not applicable in the case of assessee.
5.13 The CIT(A) has relied on the decision in the case of Vasantibai N. Shah Vs. CIT [(1995) 213 ITR 805 (Bom)]. In this case, the issue was regarding validity of reassessment proceedings. The assessee had made a false disclosure. Subsequently, the case was reopened. Hon'ble High Court held that the reopening was valid since the assessee herself had made a false disclosure. Thus, the facts are totally different from the present case and hence, the ratio of Vasantibai N. Shah (supra) is not applicable to the assessee's case. The CIT(A) further relied on the decision in the case of Green Valley Builder v. CIT [(2008) 296 ITR 225 (Ker)]. In the said case, the assessee was engaged in real estate business and it had sold certain plots. The assessee stated that the plots were sold at Rs.1750/- per cent while the Assessing Officer on the basis of evidences held that actually the lands were sold at Rs.4,000/- per cent. Hon'ble High Court held that the additions made were correct. The said decision is not applicable to the facts of the present case. The CIT(A) has further relied upon the decision in the case of Chuharmal Vs. CIT [(1988) 172 ITR 250 (SC)] for the proposition that documentary evidence plays an important part. There is no dispute to the said 23 proposition but in the absence of any corroborative evidence no addition could be made in the hands of the third party.
5.14 We find that in Thakkar Developers Ltd. [IT A No. 581/PN/08], ITAT in paras 3 and 4 held as under:-
"The above said Shri Kolhe was examined, cross examined and re-examined and no evidence was gathered from him to establish that the contents of the seized documents were correct and true. Thus, in the absence of any corroborative evidence in the present case, the said seized document has to be treated as a dumb document as rightly observed by the CIT(A). The A.O. dismissed the retraction of the statement dated 29.03.2003 by filing an affidavit as an after thought and self serving. The A.O. concluded that the facts mentioned in the seized documents clearly indicated that the statement given on 29.03.2003 was true and correct. The A.O. has not brought on record any material or corroborative evidences to come to these conclusions. The reasons given by the A.O. in this regard are without any basis and support. The affidavit filed by Shri Kolhe remained uncontroverted and which is against the settled legal position on the issue that the contents of the affidavit be rejected by confronting the same to the deponent which is missing in this case. Nothing was shown by the A. O. that there was any other material co related to the seized documents. The A.O. was not justified in rejecting the contents of the affidavit as mentioned above. The A.O. further relied on the presumptions u/s 132(4A) of the Act on the ground that this section was very clear that the contents of book of account and other documents may be presumed to be true and presumption can be drawn even on the third person who was not searched u/s 132 of the Act. The A.O. further rejected the submissions given by the assessee in his paper book dated 28.12.2007 reiterating the same stand. The A.O. has drawn inferences and presupposes relying on surmises and conjectures. The ITAT Mumbai Bench in their decision in the case of Straptex (India) Pvt. Ltd. [84 ITD 320 (Mum), clearly held that the presumption u/s 132(4A) is applicable only against the person from whom possession the books of accounts or other documentary were found and not against any other person. It is held that as per Section 132(4A) where any books of account or document is found in the possession and control of any person in the course of the search, it is to be presumed that they belong to " such person". Thus, clearly the presumption is in respect of the person from 24 whom they were found. The use of the word "to such person" in the said Section means the person from whom the books of account or documents were found. Clause (ii) of Section 132 (4A) provides that the contents of such books of account or documents are true. This presumption can be applied only against the person from whose possession the books of account or the document were found. Therefore, the A.O. was not justified in applying the provisions of Section 132(4'A) to the assessee in the present case who was not searched u/s 132 of the Act nor the document was found and seized from, their possession. Even, otherwise, such presumption u/s 132(4A) of the Act is not conclusive and rebuttable one".
6. Similar view has been taken by ITAT, Pune in Amit D Irshid [ITA No.988/PN/11] that presumption u/s. 134(4A) is available only against the person from whose possession the document is found and not against the third person. In the absence of clinching evidence against the third person as stated above, no action could be taken against him. In such a situation, the Assessing Officer was not justified to make addition in question in assessee's case. In view of above, we are of the view that the addition made by the Assessing Officer is not justified and the same is directed to be deleted. It is pertinent to mention here that this case is being decided in its facts and circumstances; it cannot be applied to other cases as such.
7. In the result, appeal filed by the assessee is allowed.
Pronounced in the open Court on this the day 30th of May, 2014.
Sd/- Sd/-
(R.K. PANDA) (SHAILENDRA KUMAR YADAV)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Pune, Dated: 30th May, 2014
GCVSR
25
Copy to:-
1) Assessee
2) Department
3) The CIT(A)-II, Pune
4) The CIT-II, Pune
5) The DR, "A" Bench, I.T.A.T., Pune.
6) Guard File
By Order
//True Copy//
Senior Private Secretary,
I.T.A.T., Pune