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 4, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Mahalakshmi Ramasamy,Nagercoil vs Income Tax Officer, Nagercoil on 6 February, 2025

आयकर अपीलीय अिधकरण "ए" ायपीठ चे ई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, CHENNAI माननीय ी मनोज कुमार अ वाल ,ले खासद# एवं माननीय ी मनु कुमार िग&र, ाियक सद# के सम'।

BEFORE HON'BLE SHRI MANOJ KUMAR AGGARWAL, AM AND HON'BLE SHRI MANU KUMAR GIRI, JM आयकरअपील सं ./ ITA No.2893/Chny/2024 (िनधा(रणवष( / Assessment Year: 2018-19) ITO Smt. Mahalakshmi Ramasamy बनाम/ Ward-1, 3/3B3, Vathiyarvillai, Nagercoil Vs. Nagercoil, Agasteeswaram-629 001. थायीले खासं ./जीआइआ रसं ./PAN/GIR No. DJTPM-5698-P (अ पीलाथ /Appellant) : ( थ / Respondent) & Cross Objection No.18/Chny/2025 (In ITA No.2893/Chny/2024) (िनधा(रण वष( / Assessment Year: 2018-19) Smt. Mahalakshmi Ramasamy ITO, बनाम/ 3/3B3, Vathiyarvillai, Ward-1, Nagercoil, Agasteeswaram-629 001. Vs. Nagercoil. थायीले खासं ./जीआइआ रसं ./PAN/GIR No. DJTPM-5698-P (Cross-Objector) : ( थ / Respondent) अपीलाथ कीओरसे / Assessee by : Shri M. Sundar (Advocate) - Ld. AR थ कीओरसे /Revenue by : Shri R. Bhoopathi (Addl.CIT) - Ld. Sr. DR सु नवाईकीतारीख/Date of Hearing : 06-02-2025 घोषणाकीतारीख /Date of Pronouncement : 06-02-2025 आदे श / O R D E R Manoj Kumar Aggarwal (Accountant Member)

1. Aforesaid appeal by Revenue for Assessment Year (AY) 2018-19 arises out of the order of learned Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi [CIT(A)] dated 29-08-2024 in the matter of an assessment framed by Ld. Assessing Officer [AO] u/s. 147 r.w.s 144 of the Act on 13-03-2024. The grounds taken by the Revenue read as under:-

(1) The Order of the Ld. CIT(A) NFAC, Delhi is opposed to law on the facts and in the circumstances of the case.
(2) The Ld. CIT(A) erred in deleting the addition made towards cash deposits of Rs.1,38,57,250/- by treating the same as unexplained money u/s.69A. (3) The Ld. CIT(A) erred in admitting additional evidence, without granting opportunity to the Assessing Officer, in violation of the provisions of Rule 46A of the I.T. Rules, 1962. (4) The Ld. CIT(A) erred in deleting the entire addition of Rs.1,38,57,250/- made u/s.69A without appreciating the fact that the assessee had not filed return of income and explained the source for the cash deposits before the Assessing Officer. (5) The Ld. CIT(A) erred in not appreciating the fact that the assessee had failed to file return of income, tax audit report as required u/s. 44AB of the I.T. Act and failed to respond to the notices issued u/s.148 and 142(1) to prove that cash deposits made was from known source of income and the assessee has no taxable income.

The assessee has filed cross-objection which is supportive of impugned order. Having heard rival submissions and upon perusal of case records, our adjudication would be as under.

2. The assessee's case was reopened pursuant to receipt of information that the assessee deposited cash of Rs.138.57 Lacs in her bank account and also earned commission from M/s Hutson Agro Product Ltd. for Rs.0.31 Lacs. Since the assessee failed to substantiate the source of cash deposits, Ld. AO added both these items u/s 69A.

3. During appellate proceedings, it transpired that the assessee acted as milk distributing agent for Hutson Agro Products Ltd. The modus operandi was that the assessee distributed milk to the customers of Hutson Agro Products Ltd. and collected money from the buyers which was deposited in the current account and transferred to the principal through banking channels. In the process, the assessee earned commission income. In support, the assessee furnished bank statement as well as statement of Hutson Agro Products Ltd. Concurring with assessee's submissions, Ld. CIT(A) directed Ld. AO to delete the addition of cash deposit of Rs.138.57 Lacs. Aggrieved, the revenue is in further appeal before us.

4. The findings rendered by Ld. CIT(A) are duly evidenced by the copy of bank statement as well as statement of Hutson Agro Products Ltd. as placed on record by Ld. AO. It would appear that the business model of the assessee is to distribute milk for principal against which the assessee would collect cash. The cash so collected would be deposited in the bank account which would be transferred to the principal through banking channels. In the process, the assessee has earned commission income which is reflected by the principal in the TDS statement. All these facts duly support the conclusion of Ld. CIT(A) in the impugned order and therefore, the same could not be faulted with. The power of Ld. CIT(A), as per settled legal position, is co-terminus with that of the power of Ld. AO. Therefore, the ground on violation of Rule 46A could not be accepted considering the facts of the case. The revenue's appeal stand dismissed. The assessee's cross-objection are merely supportive in nature.

5. The appeal as well as cross-objection stand dismissed.

Order pronounced on 06th February, 2025.

                Sd/-                                   Sd/-
         (MANU KUMAR GIRI)                    (MANOJ KUMAR AGGARWAL)
     ाियक सद# / JUDICIAL MEMBER            लेखासद# / ACCOUNTANT MEMBER

चे2ई Chennai; िदनां क Dated : 06-02-2025
DS

आदे शकीHितिलिपअ े िषत/Copy of the Order forwarded to :

1. अपीलाथ /Assessee
2. थ /Revenue
3. आयकरआयु;/CIT Madurai.
4. िवभागीय ितिनिध/DR
5. गाड@ फाईल/GF