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 1, Cited by 18]

Gauhati High Court

Commissioner Of Income-Tax vs Shree Gopal And Co. on 27 April, 1993

Equivalent citations: [1993]204ITR285(GAUHATI)

Author: Chief Justice

Bench: Chief Justice

JUDGMENT


 

  U.L. Bhat, C.J.   
 

1. The following two questions have been referred by the Appellate Tribunal at the instance of the Revenue under Section 256 of the Income-tax Act, 1961, for the periods 1974-75, 1975-76 and 1976-77, respectively :

"1. Whether, on the facts and in the circumstances of the case, the Tribunal was justified in confirming the order of the Commissioner of Income-tax (Appeals) deleting the addition of Rs. 85,000 towards the total income of the assessee made by the Income-tax Officer as unexplained cash credit ?
2, Whether, on the facts and in the circumstances of the case, the Tribunal was justified in confirming the consolidated order of the Appellate Assistant Commissioner deleting the disallowance of Rs. 6,000 for each of the two years towards interest on the cash credits ?"

2. The assessee is a trading Hindu undivided family doing business. The assessee's account for the assessment year 1974-75 showed cash borrowings of a total amount of Rs. 85,000 on six different dates from Messrs. S.K. Verma and Co., Dibrugarh. The Income-tax Officer required the assessee to adduce evidence regarding the borrowings. The assessee produced a letter of confirmation from the creditor. The assessee explained that Rs. 25,000 was paid on two separate dates through Askaran Verma and the balance amount was paid on four different occasions by Mahabir Prasad Soni, one of the two then partners of the creditor-firm. The Income-tax Officer recorded the statement of Askaran Verma who affirmed payment of Rs. 25,000 on two different occasions but did not remember as to who instructed him to pay and who handed over the money to him. The Income-tax Officer recorded the statement of Mrs. Santoshi Devi Verma, a partner of the creditor-firm, who stated that she did not know about the day-to-day activities of the firm but she had gone through the file accounts and was satisfied that Rs. 85,000 had been advanced to the assessee. The Income-tax Officer wanted to record the statement of Mahabir Prasad Soni who meanwhile retired from the partnership and, according to the assessee, returned to Rajasthan to which place he belongs. Summons were issued to the assessee to produce the retired partner. The assessee was not able to produce him. The Income-tax Officer is said to have made enquiries with the police who reported that there was no such person in the particular place suggested by the assessee. The accounts of the creditor-firm mentioned the payments made to the assessee. The creditor was assessed to income-tax on the basis of the accounts. For the two succeeding years, the assessee's account showed payment of Rs. 6,000 per year as interest to the creditor. The accounts of the creditor show receipt of these payments. The assessment of the creditor's income for the three years was finalised and for the later two years assessment was made on the basis that Rs. 6,000 formed part of the creditor's income.

3. Having regard to the failure of Askaran Verma to remember certain details regarding the payment, the failure of the assessee to produce Mahabir Prasad Soni for recording a statement and the fact that for the assessment year 1974-75, the total income of the creditor was Rs. 9,000 odd and the fact that Mrs. Santoshi Devi Verma did not have personal knowledge in regard to the creditor's transaction, the Income-tax Officer held that the assessee failed to prove that the creditor is a genuine firm and the entries were genuine and consequently held that Rs. 85,000 formed part of the undisclosed income of the assessee and added the same to the assessee's income for the year in question and finalised the assessment. Consequently, for the next two years in finalising the assessment, he disallowed the alleged payment of Rs. 6,000 as interest.

4. In appeal, the Commissioner (Appeals), disagreeing with the finding of the Income-tax Officer, held that the entries represented genuine borrowings from the creditor and set aside the impugned part of the orders passed by the Income-tax Officer. The Appellate Tribunal dismissed the appeals filed by the Revenue. Hence, this reference.

5. When there is suspicion about entries regarding the alleged borrowings of substantial amounts, it is for the assessee to show that the entries are genuine and represented borrowings from a genuine concern. If the assessee produced prima facie evidence in discharging the burden, the onus shifted to the Revenue to make out a case that the entries were not genuine. The weight to be attached to various documents is a matter of appreciation of evidence and circumstances depending on a variety of circumstances, such as, existence or absence of a relationship between the concerns of the assessee and the creditor or the members of the assessee's Hindu undivided family and partners of the creditor-firm, existence or absence of other personal relationship between them and other documentary or oral evidence. The reference court is not expected to reappreciate the evidence and circumstances and to arrive at a finding on such appreciation and differ with the conclusion of the statutory authority or the appellate authority. That the reference court on a consideration of the entirety of the circumstances would have been inclined to arrive at a finding different from the finding of the statutory authority or the appellate authority is no justification to entertain with such conclusion.

6. We have referred to the various circumstances adverted to by the Income-tax Officer to hold that the entries in the assessee's books of account are suspicious and the suspicion was not removed by satisfactory evidence- We find that every one of these circumstances has been considered by the Commissioner (Appeals) who arrived at a quite divergent conclusion. The Appellate Tribunal agreed with the conclusion arrived at by the Commissioner (Appeals). We are concerned in this case with the justifiability of the conclusion of the Appellate Tribunal which merely agreed with the finding of the appellate authority. Having regard to the facts and circumstances of the case, it cannot be said that the conclusion arrived at by the appellate authority is devoid of reason or is unsupported by materials. In these circumstances, we find no ground to hold that the view taken by the Appellate Tribunal is not justified.

7. We answer the two questions in the affirmative, that is, in favour of the assessee and against the Revenue.

8. A copy of this judgment under the signature of the Registrar and seal of the High Court be transmitted to the Appellate Tribunal. There will be no direction as to costs.