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 - Jaipur

Mahendra Kumar, Jaipur vs Ito, Circle (Intl Tax.), Jaipur, ... on 23 May, 2022

               vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
  IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES,"A" JAIPUR

MkW-a ,l-lhrky{eh] U;kf;d lnL; ,oa Jh jkBksM deys'k t;UrHkkbZ] ys[kk lnL; ds le{k
BEFORE: DR. S. SEETHALAKSHMI, JM & SHRI RATHOD KAMLESH JAYANTBHAI, AM


                 vk;dj vihy la-@IT(IT)A. No. 226/JP/2021
                   fu/kZkj.k o"kZ@Assessment Years : 2017-18

Mahendra Kumar                                cuke ITO,
Ward No. 08, VPO Sidhmukh                     Vs. Circle (Intl Tax)
Distt. Churu 331701.                               Jaipur.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: CGTPK 8476 J
vihykFkhZ@Appellant                                     izR;FkhZ@Respondent


         fu/kZkfjrh dh vksj l@
                             s Assessee by : Shri R.S. Poonia (C.A.)
       jktLo dh vksj ls@ Revenue by : Shri A.S. Nehara (Addl.CIT)
                                         a
              lquokbZ dh rkjh[k@ Date of Hearing : 12/04/2022
          mn?kks"k.kk dh rkjh[k@Date of Pronouncement : 23/05/2022

                                 vkns'k@ ORDER

PER: DR. S. SEETHALAKSHMI, J.M. This appeal of the assessee is directed against the order of ld. CIT(A), Delhi-42 dated 08.09.2021 for the AY 2017-18.

2. The assessee has raised the following grounds:-

"1. That under the facts and in the circumstances of the case the ld CIT(Appeals), Delhi-42 has erred in law and facts in confirming the addition amounting to Rs.14,31,000/- under section 69A r.w.s. 115BBE of the I.T. Act, 1961 to the income of the appellant on this count is wrong, unwarranted and bad in law. Kindly delete the addition.
2. That the appellant craves permission to add to or amend to any of the ground above grounds of appeal or to withdraw any of them."
2 IT(IT)A No. 226 /JP/2021

Mahendra Kumar

3. Brief facts of the case are that the assessee had filed return of income on 22.11.2018 declaring a total income of Rs. 5,340/-. The case was taken up for scrutiny. The AO collected information u/s 133(6) from the Bank of Baroda and observed that the assessee, a non-resident, had deposited cash of Rs. 11,50,000/- in his bank account with Bank of Baroda on 28.11.2016. The AO also noted that the assessee had also deposited aggregate cash amounting to Rs. 2,81,000/- in his different bank accounts on multiple dates during the month of November, 2016 i.e. during the demonetization period. The assessee was asked to explain the source of the cash deposit. The AO was not satisfied with the reply of the assessee. He treated the entire cash deposit of Rs. 14,31,000/- an unexplained and added the same to the total income u/s 69A of the Act read with section 115BBE of the Act.

4. Being aggrieved by the order of the AO, the assessee carried the matter before the ld. CIT(A), who after considering the submissions of both the parties and material placed on record, upheld the action taken by the AO and confirmed the addition made U/s 69A of the Act. The AO has also invoked the provisions of Sec. 115BBE of the Act for charging tax on the income added.

5. The Ld CIT (A) observed that as under:

"17. In ground no. 1, the appellant has alleged that the notice u/s 143(2) was without having jurisdiction and is bad in law. The AO has noted that the appellant was a non-resident during the year. His given address was that of District Churu, Rajasthan. Therefore, clearly the jurisdiction lied with the Circle (Int. Taxation), Jaipur. This ground of appeal is without any merit and is dismissed.
18. Through ground of appeal no. 2, the addition has been challenged on "law and facts'. In view of the overall discussion made 3 IT(IT)A No. 226 /JP/2021 Mahendra Kumar above, it is concluded that the appellant has failed to explain the source of cash deposited in the bank account. In the facts and circumstances of the case, the addition of Rs. 14,31,000/- u/s 69A of the Act is confirmed. This ground of appeal is dismissed.
19. Ground No. 3 is general in nature requiring no adjudication."

6. Aggrieved by the CIT(A) order, the assessee is in appeal before us. before us the Ld AR for assessee submitted that all the grounds taken by the assessee are interrelated and interconnected and mainly relates to challenging the order of the ld. CIT(A) in confirming the addition of Rs. 14,31,000/- made by the AO U/S 69A of the Act. In this regard, the ld. AR appearing on behalf of the assessee has reiterated the same arguments as were raised before the ld. CIT(A).

7. Further the Ld AR for assesee placed reliance on various cases:-

ITO vs. Rajeev Suresh Ghai in ITA No. 6290/Mum/2019 dated 23.11.2021.
• Smt. Suraj Kanwar Devra vs. ITO in ITA No. 50/Jofh/2021 dated 23.11.2021 • Smt. Krishna Agarwal vs. ITO in ITA No. 53/Jodh/2021 dated 07.09.2021.

CIT vs. K. Sreedharan 201 ITR 1010 (Ker) • Sunanda Sanjay Chandaliya vs. ITO in ITA No. 1967/PUN/2018 dated 02.05.2019.

Dhakeswari Cotton Mills Ltd. vs. CIT 1955 AIR 65, 1955 SCR (1) 941

8. The Ld. DR, on the other hand strongly supporting the order of the CIT(A) submitted that there is no merit in arguments taken by the Ld. AR of the assessee and the AO has rightly taken as a fit case .

4 IT(IT)A No. 226 /JP/2021

Mahendra Kumar

9. We have heard both the parties, perused materials available on record and gone through orders of the authorities below. The Ld AR for assessee submitted documentary evidence in the compilation of Paper Book I and II containing of 95 pages .The AO has not disputed that the assesee is NRI and cash deposits were made during the demonetization period ie from 09.11.2016 to 30.12016 in Bank of Baroda account . we appreciate that the AO has taken all the submission made by the assesee during the asseseement proceedings and passed a detailed findings which are from the pages 6 to 12 taking into consideration of the explanation of Sec 69A and relied upon various decisions of Honble SC for the explanation of definition of Income and source of Income. But we are hesitant to accept the findings of the AO that he has not considered that the assesee has arrived India and when he was departed, where his passport was a documentary evidence.

9.1 Secondly on perusing the Bank account statement pages 2 to 4 of the paper book I. The assesee has withdrawn Rs. 11,50,000/- on 28.11.2016 for the purchase of agricultural land. Moreover the assesee has earning of income from Savings bank interest also. The money so deposited was sourced as withdrawal from the bank account of the assessee. The assessee has explained that the money has not been used as they could not buy suitable agricultural land. Department has also not placed on record that these money has been utilized by the assessee on account of demonetization the same deposited into bank account.

The bank account of the relavant transcation as been reproduced from the paper book I 5 IT(IT)A No. 226 /JP/2021 Mahendra Kumar 6 IT(IT)A No. 226 /JP/2021 Mahendra Kumar 7 IT(IT)A No. 226 /JP/2021 Mahendra Kumar 8 IT(IT)A No. 226 /JP/2021 Mahendra Kumar 9.2 Thirdly on pursuing the documents that there was agricultural Income during the year and where the agricultural produce were sold in the local market .The documents are more sufficient evidence to prove the agricultural income .

The Jamabandi and Khasara Giridhawari of land are the relavant proof as been reproduced from the paper book I pages 5 to 7:

9 IT(IT)A No. 226 /JP/2021
Mahendra Kumar 9.3 Fourthly, we have gone through the documents of Bank accounts, the assesee has withdrawn the cash for purchase of agricultural land is true and by the submission made the assesee we can accept that 10 IT(IT)A No. 226 /JP/2021 Mahendra Kumar he could not find the agriculture land and consequence of demonetization the withdrawn cash was deposited compulsory and forcefully during the demonetization period, the valid reasons stated by the assesee was much satisfied that the assesee was at abroad and his father was old aged and his father was residing in village where he cannot frequently go to bank for depositing and withdrawing cash. Further submitted the ledger cash account which are self-explanatory of cash transcations made by the assesee during the year .

The ledger cash account are the relavant proof as been reproduced from the paper book I page 8:

11 IT(IT)A No. 226 /JP/2021
Mahendra Kumar 9.4 Fifhtly we observed that the AO has relied upon two SC decisions , which are not relavant to the present case, these two decisions has explained the nature of income as used in Section 69A of the Act had a wide meaning and in the second case referred by the AO are not relavant to the present case , where the source of money has not properly proved the department can hold the assessable income as undisclosed income.

But in the present case the assesee taken all efforts to prove the derived income from Bank interest and sale of agricultural produce. The amount withdrawn from purchase agricultural land Rs 11,50,000/- and the same was deposited by him during the demonetization period has a valid ground for deleting the addition amounting to Rs. u/s 69A r.w.s 115BBE of the I.T Act ,1961.

9.5 Sixthly, the reply statement to the Deputy commissioner of Income Tax, letter dated 10.12.2019 and the reply statement to the Deputy commissioner of Income Tax, letter dated 16.12.2019 are more elaborately explained the nature of income and the source of Income , The reasons of withdrawing and depositing the cash .

The Reply statement are the relavant proof as been reproduced from the paper book II page 85 to 86:

12 IT(IT)A No. 226 /JP/2021
Mahendra Kumar 13 IT(IT)A No. 226 /JP/2021 Mahendra Kumar The Reply statement are the relavant proof as been reproduced from the paper book II page 87 to 88:
14 IT(IT)A No. 226 /JP/2021
Mahendra Kumar 15 IT(IT)A No. 226 /JP/2021 Mahendra Kumar 9.6 Seventhly , the Ld AR for assesee placed reliance on various cases of Supreme Court, High Courts and co ordinate Benches of ITAT, which are applicable for the present case .We noticed that exactly similar issue had been decided by the Coordinate bench of this Tribunal in Smt. Suraj Kanwar Devra vs. ITO in ITA No. 50/Jofh/2021 dated 23.11.2021 by holding as under:
14. We noticed that the assessee in support of the submissions made had filed detailed written submissions, supporting papers/ documents, copy of bank account, statement of availability of cash in hand during the A.Y. under consideration to prove the genuineness and correctness of the deposits made in her bank account on said date. On occasion at the time of deposit in her bank account she had sufficient availability of cash with her during the A.Y. under consideration. The availability of cash represented from the earlier withdrawals made from her bank accounts. The transactions of withdrawal are duly reflected in her said bank account and the 16 IT(IT)A No. 226 /JP/2021 Mahendra Kumar transaction is verifiable from the relevant records. On the other hand, the AO has not filed any evidence in his support except in his own assumption, presumption, guess work and suspicion and blindly ignored these very vital facts or evidences of the case and proceeded on their own guess work, assumption, presumption and suspicion and it is the settled legal position that no addition can be the basis of suspicion, assumptions' and presumption. An allegation remains a mere allegation unless proved. Suspicion may be strong however cannot take the place of reality, are the settled principles and the addition merely on suspicion which was not desirable in the eye of law. The assessee had discharged her duty to explain the deposits made in her bank account by furnishing the written explanation along with supporting evidences as above and her creditworthiness is never doubted as she is regular IT assessee from so many years. Entire transaction of withdrawal and deposit are duly reflected in the bank account of the assessee and are verifiable from relevant records. The AO has not brought on record the evidence that the assessee has utilized these cash any other assets or any other mode. The Coordinate Bench of Delhi ITAT in the case of Pradeep Jain vs. ITO (2019) 56 CCH 0111 Del Trib wherein it has been held as under:
"Business income--Special provision for computing profits and gains of business on presumptive basis--Cash credits--Assessee filed return of income which was selected for scrutiny--AO received information revealing that during demonetization period, assessee had deposited cash in his bank accounts--Assessee explained source of an amount out of earlier years income and remaining cash were explained to be retail sales made during year--Assessee showed cash in hand in balance sheet--Assessee contended that he was engaged in business of trading of cloth at a small level-- Assessee submitted that he sold goods during FY 2014-15 and filed his ITR u/s 44AD--According to assessee, he did not maintain bills of purchase as same were done in cash. All transactions were done in cash--Assessee submitted a list of suppliers giving their names and addresses, but, no confirmations were filed--Therefore, AO was of view that assessee's cloth business was totally bogus and does not exist at all--AO treated same as unexplained cash credit in shape of bogus sales and addition was 17 IT(IT)A No. 226 /JP/2021 Mahendra Kumar accordingly made--CIT(A) restricted addition made by AO--Held, assessee filed details of sales and purchase before AO giving names of parties, their telephone number and address--If AO had any doubt about same, AO could have made direct inquiry from them--Since assessee declared return of income u/s 44AD, therefore, there was no necessity for assessee to maintain books of account or bills and vouchers of sales and purchase--At most, AO could have doubted quantum of sales and could have enhanced same, but, there was no justification to hold that sales were bogus--Since copy of balance-sheet was provided at assessment stage, it would not prove that assessee maintained books of account--AO made addition u/s 68 on account of bogus sales--It was admitted by AO that there was no creditor in assessee's books of account--If there was no creditor in books of account of assessee and that no books of account was maintained, there was no question of considering it to be cash credit--The CIT(A) did not accept view of AO and on basis of copy of balance-sheet filed at assessment stage, taken amount of cash in hand and made addition--No evidence was brought on record as to how assessee maintained books of account in AY under appeal--AO had specifically noted that case was selected for scrutiny because assessee had deposited cash in his three Bank Accounts, but, no addition have been made on account of such amount deposited in Bank Accounts--There was thus, no basis for lower authorities to make any addition against assessee--Explanation of assessee was not found to be false--Since assessee was involved in small business activity and filed return of income under presumptive provisions u/s 44AD, there was no justification to consider sales of assessee to be bogus or to make addition of cash in hand as per details submitted by assessee because AO did not bring any sufficient evidence on record to justify addition--Assessee's appeal allowed.
15. We observed that the AO has made wrongly invalid addition during the years as per A.O. himself, opening capital shown in the capital account and balance sheet of the assessee. Once having admitted that this amount was an opening amount. i.e 18 IT(IT)A No. 226 /JP/2021 Mahendra Kumar standing as on 01.04.2016 i.e. coming from the earlier years, no addition can be made. S.69A says-
"69A. Where in any financial year the assesse is found to be owner of any money, bullion, jewelry or other valuable article and such money, bullion, jewelry or other valuable article is not recorded, in the books of account, if any maintained for any source of income and assessee offers no explanation about the nature and source of acquisition of the money, bullion, jewelry or other valuable article or the explanation offered by him is not, in the opinion of the 75[Assessing] Officer, satisfactory, the money and the value of bullion, jewelry or other valuable article may be deemed to be the income of the assessee of for such financial year."

The law is settled that u/s. 69A, the AO is supposed to deem "a money found credited during the preceding year", as income, in case the assessee fails to prove the nature and source of the money so found. Once the amount itself is not found in the year under consideration, it need not be discussed even that such an amount can't be a subject matter of any sort of investigation, inquiry u/s. 69A or for any addition for that reason. On perusal of the record or balance sheet of earlier years and this year it is admitted facts that there were opening balance as on 01.04.2016. The amount of opening credit can never be added u/s 69A in the year under consideration, which is a settled law. The AO has not given any credit of the income shown by the assessee from dairy receipts and agriculture income. Whether it is possible a person shall not keep single cash in hand when he/she is a regular IT assessee from last so many years and having regular income, which is being accumulated year to year. And it is also notable that a lady in India also having cash gifts or saving in hands and no house hold and social expenses is incurred by them, the same is bear by the male members.

16. We observed that when the cash was deposited out of disclosed sources, then in that eventuality, neither addition can be made nor provisions of Sec. 115BBE can be invoked because it is not unaccounted income u/s 68/69 rather it is the business receipts and the AO has never brought on record any evidence that the assessee is having others sources of unaccounted income other than to income or sources 19 IT(IT)A No. 226 /JP/2021 Mahendra Kumar disclosed. The AO has not issued any show cause notice before invoking the provision of Sec. 115BBE for taxing the income on higher rate. It was mandatory on the part of the AO to issue the specific show cause notice to this effect asking to the assessee as to why the income should not be taxed under sec. 115BBE before doing so. It is very settled legal position that a person (assessee) is entitled to opportunity to show cause as to why not the income of the assessee is determined and charged or taxed in the manner as proposed by the A.O. but in the instant case no such type of opportunity had been provided but the AO has failed to do so, which is against the principal of natural justice and against the law. This sec. 115BBE is charging of tax at the higher rate and it cannot be applied directly without giving any show cause notice when the issue are disputed that whether the higher rate of tax applicable or not on the alleged income or the nature of income falls u/s 68/69 and 115BBE. Hence it was mandatory on the part of the AO to issue show cause before invoking the provisions u/s 115BBE, in absence of the same the rate cannot be charged more than to normal rate of tax, if the addition if any sustained.

17. Considering the totality of facts and circumstances of the case, case laws relied by the parties and the decision passed by the Coordinate Bench of this Tribunal in the case of Smt. Krishna Agarwal Vs ITO in ITA No. 53/Jodh/2021 order dated 07/09/2021 wherein exactly similar issued had been decided in favour of the assessee, therefore, we direct to delete the addition made by the A.O. and confirmed by the ld. CIT(A). We order accordingly.

In ITO vs. Rajeev Suresh Ghai in ITA No. 6290/Mum/2019 dated 23.11.2021, Honble Court held :

"15. Given our findings as above, however, it is not really necessary to deal with these aspects on merits. The assessee before us is a tax resident of the United Arab Emirates and is thus entitled to the benefits of the Indo UAE tax treaty. When the rights to tax the income in question, under the applicable tax treaty provisions, are allocated to the residence jurisdiction, it is wholly 20 IT(IT)A No. 226 /JP/2021 Mahendra Kumar immaterial whether or not the source jurisdiction has the right to tax that income, and, in any event, India is not even a source jurisdiction for the income in question as no economic activities have been carried out in India- it is at best the jurisdiction in which earnings are invested. That cannot anyway have any bearing on the taxation of income. In our considered view, therefore, since, under the terms of the Indo UAE tax treaty, the right to tax the amounts in question, even if that be of income nature in the hands of the present assessee, does not belong to India, all these issues being raised by the learned counsel are wholly academic as of now, and do not call for our adjudication. Having said that, however, in due deference to the legitimate rights of the assessee, we make it clear that, if so necessary in future, the assessee will be at liberty to raise these issues.
16. In view of these discussions, and bearing in mind the entirety of the case, we approve the well-reasoned conclusions arrived at by the learned CIT(A) and decline to interfere in the matter."

In CIT, Earnakulam Vs P.K.Noorjahan (Smt), (1997) 11 SCC 198, Honble Court held :

"3. Shri Ranbir Chandra, the learned Counsel appearing for the Revenue, has urged that the Tribunal as well as the High Court were in error in their interpretation of Section 69 of the Act. The submission is that once the explanation offered by the assessee for the sources of the investments found to be non-acceptable the only course open to the Income-tax Officer was to treat the value of the investments to be the income of the assessee. The submission is that the word 'may' in Section 69 should be read as 'shall'. We are unable to agree. As pointed out by the Tribunal, in the corresponding clause in the Bill which was introduced in Parliament, the word 'shall' had been used but during the course of consideration of the Bill and on the recommendation of the Select Committee, the 21 IT(IT)A No. 226 /JP/2021 Mahendra Kumar said word was substituted by the word 'may'. This clearly indicates that the intention of Parliament in enacting Section 69 was to confer a discretion on the Income-tax Officer in the matter of treating the source of investment which has not been satisfactorily explained by the assessee as the income of the assessee and the Income-tax Officer is not obliged to treat such source of investment as income in every case where the explanation offered by the assessee is found to be not satisfactory. The question whether the source of the investment should be treated as income or not under Section 69 has to be considered in the light of the facts of each case. In other words a discretion has been conferred on the Income- tax Officer under Section 69 of the Act to treat the source of investment as the income of the assessee if the explanation offered by the assessee is not found satisfactory and the said discretion has to be exercised keeping in view the facts and circumstances of the particular case.
4. In the instant case, the Tribunal has held that the discretion had not been properly exercised by the Income-tax Officer and the Appellate Assistant Commissioner in taking into account the circumstances in which the assessee was placed and the Tribunal has found that the sources of investments could not be treated as income of the assessee. The High Court has agreed with the said view of the Tribunal. We also do not find any error in the said finding recorded by the Tribunal. There is thus no merit in these appeals and the same are accordingly dismissed. No order as to costs."

In Smt. Krishna Agarwal vs. ITO in ITA No. 53/Jodh/2021 dated 07.09.2021. Honble Court held :

"14. In this regard, it is noted that the assessee has explained that out of earlier year's cash withdrawals from her bank account which were available as cash balance as on 01/04/2016, the assessee had deposited a sum of Rs. 68,95,000/- in her bank account during the year under consideration. It has been submitted that the assessee has sold a property, transferred in her name after the death of her husband, for a consideration of Rs 1,31,45,200/- during the financial year 2015-16 and the sale 22 IT(IT)A No. 226 /JP/2021 Mahendra Kumar consideration has been received in installments during the financial year 2014-15 and financial 2015-16 directly in her bank account which has been subsequently withdrawn from time to time and due to non-fulfillment of purpose for which the cash was withdrawn, it was again re-deposited in the bank account during the year under consideration. In this regard, it is noted that the assessee in her return of income for A.Y 2016-17 has disclosed sale consideration on sale of plot of land for Rs 1,31,45,200/- and offered capital gains to tax. The plot has been sold through a registered deed and the valuation has been determined at Rs 1,31,45,200/- by the stamp duty authority. Thus, the sale consideration equivalent to stamp duty value has been duly disclosed by the assessee and there is no finding that the assessee has received any amount over and above the declared sale consideration. Therefore, given that the sale consideration has been received directly in the assessee's bank account, the source of cash withdrawals in the earlier two years has been clearly demonstrated by the assessee and we see no reason but to accept the said explanation which is clearly demonstrated through the sale documentation and tax filings by the assessee.
15. We further note that the cash withdrawals in the earlier two years have not been disputed by the Revenue and only reason why the explanation of the assessee that cash deposits in the year under consideration is out of earlier years withdrawals has not been accepted is that keeping huge cash at home for such a long period is beyond any imagination. In this regard, we believe that there cannot be any standard yardstick which can be applied and what needs to be examined is the reasonability of the explanation so furnished by the assessee on the touchstone of facts and circumstances of each case. In the instant case, it has been submitted that the cash was withdrawn for the purposes of purchase of another property by the assessee for her son however, the transaction couldn't fructify and as a result, the assessee decided to re-deposit the amount in the bank account. In an ideal situation, such an explanation is expected to be supported by some documentary evidence however, mere absence of supporting documentation cannot be a reason enough to allege any malafide in the explanation so submitted especially where the assessee has explained 23 IT(IT)A No. 226 /JP/2021 Mahendra Kumar and duly disclosed the source of deposits in the bank account out of which the withdrawals have been made and has thus established the necessary linkage and availability of cash in hand. The various decisions of the Coordinate Benches cited at the Bar by the ld AR also lays down a broad proposition that mere time gap between withdrawals and deposits cannot be a sole basis for rejecting the explanation of the assessee regarding availability of cash in hand where there is no material that amount so withdrawn has been utilized somewhere else and thus supports the case of the assessee. In the entirety of facts and circumstances of the case, we believe that there is no justifiable basis to hold that the explanation so furnished by the assessee cannot be accepted and find the explanation so furnished is reasonable, appropriate and satisfactory in the facts and circumstances of the present case and hereby direct the addition so made be deleted."

In Sunanda Sanjay Chandaliya vs. ITO in ITA No. 1967/PUN/2018 dated 02.05.2019 "4. Having heard both the sides and gone through the relevant material on record, it is seen that the assessee is a regular Income-tax assessee. A copy of her Income-tax return for the A.Y. 2006-07 has been placed at page 11 of the paper book. This return was filed declaring, inter alia, interest amounting to Rs.1,46,904/- on FDRs with banks. Further, there is a balance sheet drawn as on 31-03-2006 in which FDRs of different amounts have been shown, total of which is more than Rs.15.00 lakh. She furnished her return for the A.Y. 2007-08 showing inter alia, interest income from FDRs to the tune of Rs.1,60,812/-. This return was also accompanied by balance sheet showing FDRs with still a larger amount. Similarly for the A.Y. 2008-09, the assessee filed return declaring, inter alia, interest income from FDRs at Rs.1,80,291/-. During the financial year relevant to this assessment year, the assessee got the FDRs encashed and the amount was declared as cash in hand with closing cash in hand standing at Rs.17,72,617/-. A copy of her return for the A.Y. 2009-10 has been placed at page 23 of the paper book. In the accompanying balance sheet, cash in hand of 24 IT(IT)A No. 226 /JP/2021 Mahendra Kumar Rs.18,33,155/- has been shown. It is this cash balance available with her as on 31-03- 2009, out of which she deposited a sum of Rs.14,84,500/- in her Savings Bank account which has been included by the AO in her total income. I fail to comprehend as to how any such addition could have been made, more so when the assessee had already filed returns for the preceding years accompanied by balance sheets. Since cash in hand was admittedly available as per her balance sheet as on 31- 03-2009 at Rs.18.33 lakh, the explanation of the assessee that she deposited Rs.14.84 lakh in her bank account out of such cash in hand, cannot be faulted with. It is further relevant to note that the source of cash in the balance sheet is not without any foundation. The assessee was investing in FDRs from time to time in earlier years and also regularly showing the interest income thereon in her income-tax returns. It was because of encashment of such FDRs that she realized the amount and kept the same with her in the form of cash and then deposited it in the bank account. The view point of the AO in not accepting the genuineness of the source of deposits in the bank account on the ground that the cash was allegedly kept in hand for a long period of two years, in my considered view is not tenable. Once a particular amount has seen the light of the day, its later utilization has to be accepted unless it is proved by the Revenue that such amount was spent elsewhere. The Hon'ble Kerala High Court in CIT Vs. K. Sreedharan (1993) 201 ITR 1010 (Kerala) has held that : `The period of four years between 1976- 77 and 1980-81 is not so long a period as to rebut the presumption regarding the continued availability of the amount'.

5. Adverting to the facts of the instant case, it is seen that the assessee was regularly filing returns and balance sheets on year to year basis. The availability of cash in hand from maturity of FDRs in past and re-depositing of proceeds in the bank account in the instant year, cannot be doubted as the factum of maturity of FDRs has not been disputed by the AO. When the Hon'ble Kerala High Court in the aforementioned case has accepted the availability of unutilized cash for four years as reasonable, there is no reason to doubt such availability for two years in the instant case. In view of the foregoing 25 IT(IT)A No. 226 /JP/2021 Mahendra Kumar discussion, I am satisfied that the addition was wrongly sustained. I, therefore, order to delete the addition.

6. Ground No.1 challenging the re-assessment proceedings was not pressed by the ld. AR. The same is, therefore, dismissed.

7. In the result, the appeal is partly allowed."

In Dhakeswari Cotton Mills Ltd. vs. CIT 1955 AIR 65, 1955 SCR (1) 941 "In this case we are of the opinion that the Tribunal violated certain fundamental rules of justice in reaching its conclusions. Firstly, it did not disclose to the assessee what information had been supplied to it by the departmental representative. Next, it did not give any opportunity to the company to rebut the material furnished to it by him, and, lastly, it declined to take all the material that the assessee wanted to produce in support of its case. The result is that the assessee had not had a fair hearing. The estimate of the gross rate of profit on sales, both by the Income-tax Officer and the Tribunal seems to be based on surmises, suspicions and conjectures. It is somewhat surprising that the Tribunal took from the representative of the department a statement of gross profit rates of other cotton mills without showing that statement to the assessee and without giving him an opportunity to show that statement had no relevancy whatsoever to the case of the mill in question. It is not known whether the mills which had disclosed these rates were situate in Bengal or elsewhere, and whether these mills were similarly situated and circumstances. Not only did the Tribunal not show the information given by the representative of the department to the appellant, but it refused even to look at the trunk load of books and papers which Mr. Banerjee produced before the Accountant-Member in his chamber. No harm would have been done if after notice to the department the trunk had been opened and some time devoted to see what it contained. The assessment in this case and in the connected appeal,* we are told, was above the figure of Rs. 55 lakhs and it was meet and proper when dealing with a matter of this magnitude not to employ *civil Appeal NO- 218 Of 1953, not reported, unnecessary haste and show 26 IT(IT)A No. 226 /JP/2021 Mahendra Kumar impatience, particularly when it was known to the department that the books of the assessee were in the custody of, the Sub-Divisional Officer, Narayanganj. We think that both the Income-tax Officer and the Tribunal in estimating the gross profit rate on sales did not act on any material but acted on pure guess and suspicion. It is thus a fit case for the exercise of our power under article 136.

In the result we allow this appeal, set aside the order of the Tribunal and remand the case to it with directions that in arriving at its estimate of gross profits and sales it should give full opportunity to the assessee to place any relevant material on the point that it has before the Tribunal, whether it is found in the books of account or elsewhere and it should also disclose to the assessee the material on which the Tribunal is going to found its estimate and then afford him full opportunity to meet the substance of any private inquiries made by the Income-tax Officer if it is intended to make the estimate on the foot of those enquiries. It will also be open to the department to place any evidence or material on the record to support the estimate made by the Income-tax Officer or by the Tribunal in its judgment. The Tribunal if it thinks fit may remit the case to the Income-tax Officer for making a fresh assessment after taking such further evidence as is furnished by the assessee or by the department. The coats; of these proceedings will abide the result. Case remitted."

10. We are of the Considered view taking entire facts and circumstances of the case, the case citations relied by the Ld AR for the assesee and the decision passed by the Coordinate Bench of this Tribunal in the case of Smt. Krishna Agarwal Vs ITO in ITA No. 53/Jodh/2021 order dated 07/09/2021, wherein identical issue had been decided in favour of the assessee, therefore, we direct to delete the addition made by the A.O. and confirmed by the ld. CIT(A) for an amount of Rs. 14,31,000/-. We order accordingly.

27 IT(IT)A No. 226 /JP/2021

Mahendra Kumar

18. In the result, this appeal of the assessee stands allowed.

Order pronounced in the open Court on 23/05/2022.

       Sd/-                                                   Sd/-
 ¼ jkBksM deys'k t;UrHkkbZ ½                            ¼,l-lhrky{eh½
(RATHOD KAMLESH JAYANTBHAI)                         (Dr. S. Seethalashmi)
ys[kk lnL; @Accountant Member                 U;kf;d lnL;@Judicial Member

Tk;iqj@Jaipur
fnukad@Dated:- 23/05/2022.
*Ganesh Kr.

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Mahendra Kumar, Jaipur.
2. izR;FkhZ@ The Respondent- ITO Circle (Intl Tax), Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur.
6. xkMZ QkbZy@ Guard File { ITA No. 226/JP/2021} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar