Income Tax Appellate Tribunal - Delhi
M/S. Canton Vinimay Pvt. Ltd., Kolkata vs Acit, New Delhi on 30 May, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "B", NEW DELHI
BEFORE SHRI R. K. PANDA, ACCOUNTANT MEMBER
AND
SHRI SUDHANSHU SRIVASTAVA, JUDICIAL MEMBER
ITA No.5695/Del/2016
Assessment Year : 2009-10
ACIT, Central Circle- 30, Canton Vinimay Pvt. Ltd.,
New Delhi. 16 B, Shakespear Sarani,
Vs.
Kolkata.
PAN : AACCC0156E
(Appellant) (Respondent)
C.O. No.116/Del/2017
(In ITA No.5695/Del/2016)
Assessment Year : 2009-10
Canton Vinimay Pvt. Ltd., ACIT, Central Circle- 30,
(Now M/s. Lucky Holdings Pvt. New Delhi.
Ltd.),
Vs.
16 B, Shakespear Sarani,
Kolkata.
PAN : AACCC0156E
(Appellant) (Respondent)
Department by : Ms. Rachna Singh, CIT-DR,
Assessee by : Shri Ajay Vohra, Sr. Adv.
Ms. Deepashree Rao, CA
Mr. Vibhu Gupta, CA
Date of hearing : 08-05-2018
Date of pronouncement : 30-05-2018
ORDER
PER R. K. PANDA, AM :
The appeal filed by the Revenue is directed against the order dated 31.08.2016 of CIT(A)- 30, New Delhi relating to assessment year 2009-10. The 2 ITA No.5695/Del/2016 C.O. No.116/Del/2017 assessee has filed the Cross Objection against the appeal filed by the Revenue. For the sake of convenience, these were heard together and are being disposed of by this common order.
2. Facts of the case, in brief, are that the assessee filed the original return of income on 29.09.2009 declaring total income of Rs.77,59,628/-. A search and seizure operation u/s 132 of the I.T. Act, 1961 was conducted by the Investigation Wing of the Department on 14.11.2011 in the Jindal Group of cases. During the search, the documents/bills belonging to the assessee, M/s Canton Vinimay Pvt. Ltd., 1- Raj Ballav Saha Lane, Howrah were also found and seized from the residential premises of Shri S.S. Jindal, Mrs. Subhadra Jindal, Mr. Bhavesh Jindal & Ms. Aakriti Jindal, 12A, Green Avenue, Vasant Kunj, New Delhi in whose name search warrant of authorization was issued. Subsequently, the case of the assessee was centralized with Central Circle- 14, New Delhi vide order F.No. CIT-Kol-1/Cent./12-13/5922 Delhi dated 27.12.2012. Accordingly, the following satisfaction note was recorded :-
"Satisfaction note for initiating proceedings under Section 153C read with 153A of the Income Tax Act, 1961 in the case of M/s Canton Vinimay Pvt. Ltd.
(PAN-AACCC0156E) The case of M/s Canton Vinimay Pvt. Ltd. was centralized u/s 127 of the Income Tax Act, 1961 with the Assessing Officer, Central Circle- 22, New Delhi vide Order No.CIT-Kol-I/Cent./12-13/5922 Delhi dated 27.12.2012 passed by CIT-I, Kolkata and subsequently to this circle.
Action under section 132 of the Income Tax was taken in Jindal group of cases by Investigation Directorate, New Delhi on 14.11.2011 at its business & residential premises. During the course of search proceedings from different residential/business premises several documents were found and seized. While 3 ITA No.5695/Del/2016 C.O. No.116/Del/2017 examining the seized documents/books of account etc, I have come across the following documents:
Premise from where documents found and seized: Office/residence of Sh. S.S. Jindal, Mrs. Subhadra Jindal, Mr. Bhavesh Jindal & Mr. Aakriti Jindal; Address 12A, Green Avenue, Vasant Kunj, New Delhi PARTY No.R1.
Annexure Page no. Description
no.
A6 16 Ballot paper for the meeting of equity share
holders of M/s Canton Vinimay Pvt. Ltd.
17 Form of proxy (M/s Canton Vinimay Pvt. Ltd.)
company application.
36 M/s Canton Vinimay Pvt. Ltd. (Aakriti Trust) reg.
product, interest and rate
37 Debit note of M/s Canton Vinimay Pvt. Ltd.
A8 19, 25 Shares transfer letter from Aakriti Trust to M/s
Canton Vinimay Pvt. Ltd. and list of shares of M/s
Canton Vinimay Pvt. Ltd.
17,18,20,21 List of share of M/s Canton Vinimay Pvt. Ltd. 16 Share transfer form of Canton Vinimay Pvt. Ltd.
I have examined the above documents and the contents noted/written therein. After examination of these documents, I am satisfied that these aforesaid documents belong to M/s Canton Vinimay Pvt. Ltd. In view of the same, I am further satisfied that it is fit case for initiating proceedings u/s 153C rws 153A of the Income Tax Act, 1961.
Accordingly, notices u/s 153C rws 153A are required to be issued as per provisions of the Income Tax Act, 1961."
3. The Assessing Officer accordingly issued notice u/s 153C r.w.s. 153A to the assessee on 03.12.2013. The assessee, in response to the said notice, filed its return of income on 20.12.2013 declaring total income of Rs.77,59,626/- which was the same income declared in the original return. In response to the statutory notices issued u/s 143(2) and 142(1) along with the questionnaire, the assessee filed requisite details as asked for by the Assessing Officer. During the course of assessment proceedings, the Assessing Officer observed that the assessee company was having closing stock of unquoted shares of private 4 ITA No.5695/Del/2016 C.O. No.116/Del/2017 limited companies amounting to Rs.18,88,19,450/- as on 31.03.2008. He observed that the assessee during the impugned assessment year has sold these shares at almost same price to different private limited companies. He observed that during the investigation conducted at the time of search, in the post-search investigation and during the assessment proceedings, 24 private limited companies have purchased the investment of the companies and have made payments. The statements of the entry operators were also recorded which the Assessing Officer reproduced at page 9 to 11 of the assessment order. He asked the assessee to prove the identity and creditworthiness of these companies and genuineness of the transactions. Rejecting the various explanations given by the assessee and invoking the provisions of section 68 of the I.T. Act, the Assessing Officer made addition of Rs.11,27,00,000/- to the total income of the assessee on account of sale of investments treating the same as unexplained cash credit.
4. Before the ld. CIT(A), apart from challenging the addition on merit, the assessee also challenged the validity of assumption of jurisdiction u/s 153C/153A in absence of any incriminating material found during the course of search and when the assessment proceeding was not pending.
5. The ld. CIT(A) accepted the contention of the assessee and following the decision of the Hon'ble Delhi High Court in the case of CIT vs. Kabul Chawla reported in 380 ITR 573 and the decision of the Hon'ble Delhi High Court in 5 ITA No.5695/Del/2016 C.O. No.116/Del/2017 the case of CIT vs. Raj Pal Bhatia reported in 333 ITR 315 deleted the addition on the ground that no addition can be made in absence of any incriminating materials found during the course of search. The relevant observation of the ld. CIT(A) from para 5.4 onwards reads as under :-
"5.4 I have carefully considered assessment order, written submission, case laws relied upon and oral arguments of Ld. AR. The objection/argument of the appellant are discussed as under :-
(i) Search and seizure action u/s 132 of the Act, was initiated on 14.11.2011 in Shri B.C. Jindal group of cases. In the case of the assessee, notice u/s 153C of the Act, was issued on 03.12.2013, after recording reasons. In the reasons recorded by the A.O., the three documents have been mentioned as Annexure - A6 and A-7.
(ii) In the assessment proceedings, the A.O. has stated that the assessee has received during F.Y. 2005-06, from 8 persons share capital of Rs. 7.61 Crore, which includes share premium of Rs. 7.23 crore. As per the A.O., the investment by 8 persons has been received from 9 persons. The assessee has investment at the end of the F.Y. 2005-06 in equity shares of unlisted companies, amounting to Rs.
15,93,37,400/-, which includes funds of Rs. 7.61 crores from share capital/premium. However, in A.Y. 2006-07, the share capital/ premium of Rs. 7.61 crores, has been considered as unexplained u/s 68 of the Act and added to the total income.
(iii) In the assessment order, the A.O. has stated that the assessee has sold the investment during F.Y. 2008-09, amounting to Rs.18,88,19,450/- at par. However, the A.O. was of the view that the investment of equity shares sold, to the 24 paper companies and these paper companies, who have paid against alleged sale proceeds of investment, in turn has received the money from layer 3 companies. In view of the above, A.O. determined the unexplained cash credit of Rs.18,88,19,450/- from sale of investment in the year under consideration. However, the A.O. allowed a set off of Rs.7,61,00,000/-, on account of the addition made u/s 68 of the Act, in A. Y. 2006-07, on account of share capital/share premium, by considering the whole amount has been invested inequity shares. Accordingly, the A.O. has made the addition of Rs.11,27,00,000/-, as against the correct amount of Rs 11,27,19,450/-, if the amount of investment is taken absolute figure instead in crores.
(iv) In the appellate proceedings, appellant has submitted that all the details relating to sale of investment in shares, were furnished in the assessment proceeding, as under:
• sale bill,
• confirmations from the buyer companies,
• relevant portion of bank statement showing the transactions,
• detail of investment sold to buyer companies along with their PAN, old and
new addresses, name of scripts sold, amount and date of sale. However, A.O. took adverse view on the basis of post search enquiries in the case of Jindal group, bank enquiries, all the companies show meager profits, all companies are situated at table place not having any infrastructures, appellant failed to produce 6 ITA No.5695/Del/2016 C.O. No.116/Del/2017 the person conducting the operations of these companies and also the statements recorded of various persons, relating to share capital. In this regard, the AR has submitted that the A.O. failed to bring on record any evidence, contrary to the transactions of sale of investment in shares, which will show that sale proceeds credited in the books, are unexplained. It has also been submitted by the AR that the statement recorded of various persons, were bald / irrelevant and vague in nature as the entry operator stated that it has acquired the said company during the year 2008 and capital was raised subsequent years which is factually wrong as the share capital was raised during F.Y. 2005-06.
(v) In the appellate proceedings, appellant has submitted that the documents relied upon by the A.O. in the satisfaction note, are general documents in respect of formalities related to amalgamation of 8 companies into M/s Lucky Holdings Private Limited and formalities related to ROC and Companies Act, 1956 in respect of transfer of shares to Aakriti Trust. And debit note issued by the appellant to M/s Aakriti Trust in respect of interest payable on loan given to it which is duly recorded in the books of account of the appellant company and the said seized document supported the said transaction mentioned therein and Shri Bhavesh Jindal, is shareholders in M/s Lucky holdings Private Limited and Subhadra Jindal is trustee in M/s Aakriti Trust, therefore, it is obvious that these documents, were found at his residence at the time of search.
(vi) In the appellate proceedings, besides the above submissions, the appellant has also submitted that the original return of income was filed on 29.9.2009, declaring income of Rs. 77,59,626/-. Therefore, as per AR, the notice u/s 143(2), should have been issued upto 30.09.2010 for scrutiny assessment but no such notice was issued. Therefore, it has been submitted by the AR that the assessment in the case of the appellant, was not abated at the time of initiation of search on 14.11.2011 which is in the case of the appellant date of search is date of handing over of the documents on 03.12.2013, for A.Y. 2009-10.
(vii) In the appellate proceedings, the AR has also submitted that A.O. has made the addition u/s 68 of the Act, from alleged proceeds from sale of investments, without any incriminating documents, since assessment has been completed u/s 143(1) of the Act and assessment was not abated at the time of issue of notice u/s 153C of the Act.
Based on the above facts, it was also submitted by the appellant that decision of the Hon'ble Jurisdictional High Court of Delhi in the case of CIT V s. Kabul Chawla 2015 61 Taxmann.com 412(Del), is squarely applicable to the facts of the appellant.
From the above, following facts emerged:
The assessment was not abated at the time of handing over of the documents on 03.12.2013, The documents are relating to amalgamation of appellant company, and No incriminating documents were found at the time of search. From the above facts, it is clear that no assessment was abated at the time of initiation of action u/s 132 on 14.11.2011 which is in the case of the appellant date of search is date of handing over of the documents on 03.12.2013 and also, the addition made in assessment order u/s 153C/153A of the Act dated 31.3.2014, are not based on any incriminating document. As such, facts of the appellant are squarely covered by 7 ITA No.5695/Del/2016 C.O. No.116/Del/2017 the ratio laid down by Hon'ble Jurisdictional High Court of Delhi, in the case of CIT Vs. Kabul Chawla (supra).
It is further submitted by the AR in the appellate proceedings that the statements recorded during search / survey action, the same cannot be considered as a document found & seized. For this argument, the AR has relied upon the ratio laid down in the decision of the Hon'ble Jurisdictional High Court of Delhi in the case of CIT Vs. Raj Pal Bhatia [2011], 333 ITR 315 (Delhi).
In view of the above, I agree with the arguments of the appellant and therefore, no addition can be made, in absence of any incriminating document."
6. Aggrieved with such order of the ld. CIT(A), the Revenue is in appeal before the Tribunal by raising the following grounds :-
"1. On the facts and in the circumstances of the case, the Ld. CIT(A) had erred in law and on facts in directing the A.O. to delete the addition made u/s 68 of the I.T. Act on account of unexplained cash credits.
2. On the facts and in the circumstances of the case, the Ld. CIT(A) had erred in law and on facts by relying on the decision in the case of Sh. Kabul Chawla by the jurisdictional High Court which has not been accepted by the department and SLP against the same has been filed before Hon'ble Supreme Court.
3. On the facts and in the circumstances of the case, the Ld. CIT(A) had erred in law and on facts in arriving at the conclusion that the words 'total income' as used in Section 153A would only mean undisclosed income discovered from seized / incriminating material.
4. On the facts and in the circumstances of the case, the Ld. CIT(A) had erred in law and on facts in adopting a restrictive and pedantic interpretation of the scope of assessment u/s 153A of the Act.
5. On the facts and in the circumstances of the case, the Ld. CIT(A) had erred in law and on facts in arriving at the conclusion that the words 'total income' as used in section 153A would only mean income unearthed during search when the decision of the Hon'ble High Court of Karnataka in the case of Canara Housing Development Company Vs. DCIT dated 09.08.2014 has held that total income includes income unearthed during search and any other income.
6. That the order of the CIT(A) is perverse, erroneous and is not tenable on facts and in law.
7. That the grounds of appeal are without prejudice to each other.
8. That the appellant craves leave to add, amend, alter or forgo any ground(s) of appeal either before or at the time of hearing of the appeal."
7. The assessee in the Cross Objection has raised the following ground :- 8 ITA No.5695/Del/2016 C.O. No.116/Del/2017
"1. That the CIT(A) erred on facts and in law in not appreciating that the initiation of proceedings under section 153C was not valid inasmuch as no books of accounts or documents 'belonging' to the appellant as envisaged under that section were found and seized during the course of search on the person referred to in section 153A of the Act."
8. We have considered the rival arguments made by both the sides and perused the material available on record. We have also considered the various decisions cited before us by both sides. A perusal of the assessment order passed u/s 153C r.w.s. 153A shows that the Assessing Officer in the assessment order has made addition of Rs.11,27,00,000/- on account of unexplained sale of investment by invoking the provisions of section 68 of the I.T. Act. A perusal of the satisfaction note recorded by the Assessing Officer at page 2 of the assessment order which has been reproduced at para 2 of this order shows that the addition made by the Assessing Officer in the impugned order is not based on any incriminating material found during the course of search. The entire addition made by the Assessing Officer in the instant case is based on post- search enquiry. There is also no ground by the Revenue that any incriminating material was found other than what has been mentioned in the satisfaction note. Under these circumstances, we have to decide as to whether the order of the ld. CIT(A) is justified or not in deleting the addition made by the Assessing Officer in absence of any incriminating material.
9ITA No.5695/Del/2016 C.O. No.116/Del/2017 8.1 We find in the instant case the original return was filed on 29.09.2009 declaring income of Rs.77,59,626/-. Therefore, notice u/s 143(2) should have been issued upto 30.09.2010 for scrutiny assessment. However, no such notice was issued. Further, the date of handing over of the documents by the Assessing Officer of the searched person to the Assessing Officer of the assessee in the instant case is 03.12.2013 for assessment year 2009-10. Therefore, the assessment was not abated. In other words, it has to be treated as a completed assessment.
8.2 The Hon'ble Delhi High Court in the case of Kabul Chawla (supra) has held that the completed assessment can be interfered with by the Assessing Officer while making the assessment u/s 153A only on the basis of some incriminating material unearthed during the course of search or requisition of documents or undisclosed income or property discovered in the course of search which were not produced or not already disclosed or made none in the course of original assessment.
9. The Hon'ble Delhi High Court in the case of Pr.CIT vs. Sameer Gupta vide ITA No.118/2018 order dated 02.02.2018 following the above decision has dismissed the appeal filed by the Revenue on the ground that in absence of any incriminating material seized during the course of search, no addition can be made. The relevant observation of the Hon'ble High Court reads as under :- 10 ITA No.5695/Del/2016 C.O. No.116/Del/2017
"The question of law sought to be urged by the Revenue is "whether the ITAT fell into error in deleting the amount added, i.e. Rs5,62,61,726/- by the Assessing Officer pursuant to a search under Section 132 of the Income Tax Act, 1961.
In this case the search took place in the premises on 03.10.2013. A notice under Section 153A was issued to the assessee which re-affirmed its earlier returns. The Assessing Officer completed the Section 153A assessment by adding amounts under Section 60A to the tune of Rs.5,62,61,726/- for A.Y. 2011-12. The CIT(A) and the ITAT concurrently granted relief to the assessee in the appellate proceedings holding that no fresh incriminating material was seized warranting the additions during the search. Both the appellate authorities relied upon the judgment of this Court in CIT vs. Kabul Chawla, 380 ITR 573.
In these circumstances, the Court is of the opinion that no question of law arises as the ratio in Kabul Chawla (supra) applied. The appeal is, therefore, dismissed."
10. The Hon'ble Supreme Court in the case of CIT vs. Sinhgad Technical Education Society reported in 397 ITR 344 has also dismissed the appeal filed by the Revenue on the ground that the incriminating material seized must pertain to assessment year in question. The various other decisions relied on by ld. counsel for the assessee also support the order of ld. CIT(A) that in absence of any incriminating material found during the course of search, addition cannot be made in the order passed u/s 153A/153C when the assessment was not abated at the time of issue of notice u/s 153C of the I.T. Act. Since in the instant case admittedly, the addition was not based on any incriminating material found during the course of search and the addition has been made on the basis of post- search enquiry and the assessment was not abated, therefore, we do not find any infirmity in the order of the ld. CIT(A) deleting the addition made by the Assessing Officer on this legal ground. The various decisions relied on by the 11 ITA No.5695/Del/2016 C.O. No.116/Del/2017 ld. DR are distinguishable and not applicable to the facts of the present case. The grounds raised by the Revenue are therefore, dismissed.
11. Since the appeal filed by the Revenue is dismissed, the Cross Objection filed by the assessee becomes infructuous. Therefore, the same is dismissed.
12. In the result, the appeal filed by the Revenue as well as the Cross Objection filed by the assessee are dismissed.
Order pronounced in the open Court on this 30th day of May, 2018.
Sd/- Sd/-
(SUDHANSHU SRIVASTAVA) (R. K. PANDA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 30-05-2018.
Sujeet
Copy of order to: -
1) The Appellant
2) The Respondent
3) The CIT
4) The CIT(A)
5) The DR, I.T.A.T., New Delhi
By Order
//True Copy//
Assistant Registrar
ITAT, New Delhi