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 2, Cited by 1]

Income Tax Appellate Tribunal - Jaipur

M/S Pradeep Kumar Contractor, ... vs Assistant Commissioner Of Income Tax, ... on 8 March, 2018

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

Jh fot; ikWy jko] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
BEFORE: SHRI VIJAY PAL RAO, JM & SHRI VIKRAM SINGH YADAV, AM

                  vk;dj vihy la-@ITA. No. 59/JP/2018
                 fu/kZkj.k o"kZ@Assessment Years : 2013-14

M/s Pradeep Kumar Contractor,         cuke    The Assistant Commissioner
Jodha Ka Bas, Yaya, Chirawa,          Vs.     of Income Tax,
Jhunjhunu                                     Circle, Jhunjhunu

LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: AAGFP9445C
vihykFkhZ@Appellant                           izR;FkhZ@Respondent

      fu/kZkfjrh dh vksj ls@ Assessee by : Shri Manish Agarwal (CA)
       jktLo dh vksj ls@ Revenue by : Smt Shanmuga Priya (JCIT)

           lquokbZ dh rkjh[k@ Date of Hearing : 06/03/2018
       mn?kks"k.kk dh rkjh[k@Date of Pronouncement : 08/03/2018

                              vkns'k@ ORDER

PER: VIKRAM SINGH YADAV, A.M. This is an appeal filed by the assessee against the order of ld. CIT(A)-03, Jaipur dated 30.11.2017 for Assessment Year 2013-14 wherein the assessee has taken the following sole ground of appeal:

"1. On the facts and in the circumstances of the case, ld. CIT (A) has grossly erred in upholding the trading addition of Rs. 5,22,521/- out of addition of Rs. 10.00 lacs made by the ld. AO on ad hoc basis, arbitrarily. Appellant prays that the addition so confirmed is excessive and high in view of the comparable cases in same line of business and 2 ITA No. 59/JP/2018 M/s Pradeep Kumar Contractor, Jhunjhunu vs. The ACIT, Jhunjhunu past history of the appellant. Thus the Net profit declared by appellant may please be accepted and the consequent additions deserves to be deleted."

2. Briefly stated facts of the case are that the appellant is a partnership firm engaged in the business of civil construction. The return of income was filed declaring total income of Rs. 93,59,550/-. While completing the assessment u/s 143(3) of the Act, the AO rejected the books of accounts invoking the provisions of sec 145(3) of the Act, and made a lump sum addition of Rs. 10,00,000/- to the income declared by the assessee.

3. Being aggrieved, the assessee carried the matter in appeal before the ld. CIT(A), who upheld the rejection of books of accounts and restricted the addition to Rs. 5,22,521/- by applying GP rate of 18.39% i.e. average of GP rate of impunged assessment year 2013-14 (18.15%) and that of immediately preceding assessment year 2012-13 (18.63%). The relevant finding of the ld CIT(A) is reproduced as under:-

"Therefore considering the above observation and cited case laws, I am the view that Assessing Officer rightly applying the provision u/s 145(3) of the I.T. Act. Accordingly, I upheld the action of the Assessing Officer to rejection of the books of accounts.
The next issue the estimation of profit, in this year Gross Profit was 18.15% and last year Gross Profit was 18.63%. Thus average of the two years comes 18.39%. Thus I adopt the Gross Profit rate 18.39%, the Gross Profit comes to 4,05,21,715/-. The appellant shown Gross Profit comes of Rs. 3,99,99,194/-. Thus addition comes Rs. 5,22,521/-.
3 ITA No. 59/JP/2018
M/s Pradeep Kumar Contractor, Jhunjhunu vs. The ACIT, Jhunjhunu Accordingly, I confirm the addition of Rs. 5,22,521/- and balance amount of Rs. 4,77,479/- is deleted. This grounds are partly allowed."

4. During the course of hearing, ld. AR submitted that the appellant is a partnership firm engaged in the execution of civil contract work mainly awarded by Government Department. The books of the appellant are duly audited and were produced before the ld. AO, during the assessment proceedings. The AO rejected the books of the appellant and invoked the provisions of sec 145(3). These findings of the ld. AO were further accepted by the ld. CIT(A) also, thereby upholding the invoking the sec. 145(3), in case of the appellant. The main objection raised by AO was that no stock register and site-wise accounts were maintained and further all expenses were not supported with proper vouchers or some of the vouchers were self-made.

In this regard, it was submitted that the appellant undertakes civil construction contracts awarded by the State Government, which are executed at different sites. The books of accounts of the appellant are duly audited and nothing adverse have been pointed out by the auditors in their audit report. The ld. AO while rejecting the books have observed that, certain expenditures were not supported with proper vouchers. Since assessee was not in a position to provide 100% vouchers for sand, stone and greet as work is carried out at different sites and further in view of the nature of business of the appellant, it was not possible to maintain quantitative stock register. At the same time, it was submitted that issue of rejection of books of accounts is not being agitated before the Tribunal.

4 ITA No. 59/JP/2018

M/s Pradeep Kumar Contractor, Jhunjhunu vs. The ACIT, Jhunjhunu

5. It was further submitted by the ld AR that rejection of books of accounts by itself would not be sufficient to make addition to the total income so far as ld. AO has failed to bring on record any material discrepancy in the books of accounts by way of suppression of sales, inflation of expenditure or incorrect valuation of the closing stock. The closing stock of the assessee has been accepted by the Chartered Accountant while auditing the accounts and determining the value of the closing stock u/s 44AB.

6. It was further submitted that, the provisions of sec 145 (3) were invoked in the earlier years as well, and the Hon'ble ITAT Jaipur Bench, in the AY 2006-07 as well as AY 2009-10 have deleted the additions made by ld. AO and thereby accepted the NP rate declared by the appellant by holding that since the results declared by the appellant was better than earlier years, there was no reason to disturb the declared results, even though the books were rejected.

In this regard, reliance is placed on Hon'ble Rajasthan High Court decision in the case of M/s Gotan Lime Khenji Udyog reported in 256 ITR 243, wherein it has been held that "the rejection of books of accounts u/s 145(3) does not always lead to an addition in every such circumstances, even if there is fall in the GP ratio as such."

7. On the merits of the case, it was submitted that ld. CIT(A) reduced the trading addition to Rs. 5,22,521/- by applying average of GP rates of current year and immediately preceding year. It is further submitted that each assessment year is different and due to market forces trading results of assessee are bound to change and so far as the variation in results is not substantial, results declared deserves to be 5 ITA No. 59/JP/2018 M/s Pradeep Kumar Contractor, Jhunjhunu vs. The ACIT, Jhunjhunu accepted. So far as the case of assessee is concerned, in the captioned assessment year, assessee attained the turnover of Rs. 22,03,46,471/- as against turnover of Rs. 9,21,88,597/- as declared in AY 2012-13, i.e. turnover of assessee increased by 139% in comparison to previous year. As against such substantial increase in turnover, GP rate of assessee has marginally reduced by 0.48%. In fact, Gross profit of assessee in monetary terms has increased from 1,71,77,029/- to Rs. 3,99,99,194/-, i.e. by 132% in comparison to preceding year. It is also a matter of fact that N.P rate of assessee has increased from 9.23% to 10.87% which fact is grossly ignored. Your honours would appreciate that it is not possible to maintain identical GP rate in each and every assessment year.

In view of above, it is submitted that addition of Rs. 5,22,521/- confirmed by ld. CIT(A) by applying average GP rate of two years deserves to be deleted more particularly when overall trading of assessee in monetary terms have improved substantially.

8. The ld DR has vehemently argued the matter and relied upon the order of the lower authorities.

9. We have heard the rival contentions and perused the material available on record. The rejection of books of accounts u/s 145(3) is not disputed by the assessee. The limited issue under consideration relates to what should be the reasonable gross profit rate once the books of accounts have been rejected. The AO has made a lump sum addition of Rs 10 lacs and the ld CIT(A) has applied an average G.P rate of 18.39% by considering the current year declared G.P of 18.15% and earlier year G.P of 18.63%. The Hon'ble Rajasthan High Court in case of 6 ITA No. 59/JP/2018 M/s Pradeep Kumar Contractor, Jhunjhunu vs. The ACIT, Jhunjhunu CIT vs Gupta K.N Construction Co 116 DTR 377 as well as other recent decisions in similar cases has held that the best guide in case of fair estimation is past history of the assessee and directed to apply last five years average for the purposes of determination of fair estimation of profits. Applying the same in the instant case, average of last five years G.P rate which has attained finality should be considered for determining the average G.P. Where the declared G.P rate of 18.15% is higher than the average G.P so determined, no further adjustment will be required to the declared profits even where the book results of the assessee have been rejected. Given that only G.P of last two years are available on record, the matter is set-aside to the file of the AO to determine the average G.P of last five years, compare it with declared G.P and determine the adjustment, if so required, taking into considerations above discussions.

In the result, the appeal filed by the assessee is allowed for statistical purposes.

Order pronounced in the open Court on 08/03/2018.

              Sd/-                                             Sd/-
        ¼fot; ikWy jko½                                ¼foØe flag ;kno½
       (Vijay Pal Rao)                          (Vikram Singh Yadav)
U;kf;d lnL;@Judicial Member               ys[kk lnL;@Accountant Member

Tk;iqj@Jaipur
fnukad@Dated:- 08/03/2018
*Ganesh Kr.

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

7 ITA No. 59/JP/2018
M/s Pradeep Kumar Contractor, Jhunjhunu vs. The ACIT, Jhunjhunu
1. vihykFkhZ@The Appellant- M/s Pradeep Kumar Contractor, Jhunjhunu
2. izR;FkhZ@ The Respondent- ACIT, Jhunjhunu
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. 59/JP/2018} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar