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 36, Cited by 0]

Income Tax Appellate Tribunal - Amritsar

Poonam Marwaha,Amritsar vs Acit Dcit Cen Cir, Amritsar on 9 January, 2025

               IN THE INCOME TAX APPELLATE TRIBUNAL
                     AMRITSAR BENCH, AMRITSAR
                               (VIRTUAL COURT)
     BEFORE SH. VIKRAM SINGH YADAV, ACCOUNTANT MEMBER
         AND SH. UDAYAN DASGUPTA, JUDICIAL MEMBER


                             I.T.A. No. 306/Asr/2024
                             Assessment Year: 2019-20


Poonam Marwaha                        Vs.             ACIT, DCIT
H. No. 102 Rose Street,                               Central Circle,
Majitha Road, Bhawani Nagar,                          Amritsar
Amritsar, Punjab 143001
[PAN: DIVPM 1655M]
  (Appellant)                                          (Respondent)


    Appellant by                 :   Sh. Rohit Kapoor, CA and
                                     Sh. V.S. Aggarwal, ITP
    Respondent by                :   Sh. Sunil Gautam, CIT-DR
    Date of Hearing              :   03.12.2024
    Date of Pronouncement        :   09.01.2025

                                      ORDER

Per Udayan Dasgupta, J.M.:

This appeal is filed by the assessee against the order of the Ld. PCIT (Central) Ludhiana, passed u/s 263 of the Act 61, dated 19/03/2024, which has arisen out of the assessment order passed u/s 143(3) dated 17/09/2021, passed by ACIT Central Circle, Amritsar.

2

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

2. The grounds of appeal preferred by the assessee as per the memorandum of appeal are as follows:

"1. That the order passed u/s 263 by the Ld. PCIT is illegal, bad in law and without jurisdiction. The order passed by the Ld. AO u/s 143(3) is neither erroneous nor prejudicial to the interests of the revenue.
2. That the Ld. PCIT has erred in law and/or facts in considering that the disclosed income of Rs. 50,00,000/- by way of excess stock found during the course of survey was not assessable under the head "Profit and loss of the business" but as deemed income under section 69 r.w.s. 115BBE of the act.
3. That the Ld. PCIT has erred in law in invoking the provisions of section 263 without there being any specific charge of no enquiry having been made the AO.
4. The Ld. PCIT-Central Circle Ludhiana has erred both on fact and law in not properly considering the submission made before him and further erred in assuming the jurisdiction u/s 263 of the IT Act, 1961 despite the fact that the assessing officer has conducted detailed inquiry before passing the assessment order. That the PCIT has failed to appreciate that the excess stock calculated by the survey team was to be inventorized at cost instead or MRP.
5. That the Ld. PCIT has erred in facts and in law in assuming jurisdiction u/s 263 by alleging that AO did not make any enquiries to verify the source of funds used for surrender on account of excess stock of Rs 50,00,000/- during the year. The Learned Principal Commissioner of Income Tax (PCIT) has failed to appreciate the fact that during the survey, loose slips were impounded, providing clear evidence that the assessee earned income from sales made outside the books of accounts.
6. The Ld. PCIT has erred in not believing contention of the Appellant that fully inquiry made by the Assessing Officer and AO has considered and accepted our explanation and taxed additional income as "business income @ 30%" and based on which assessment order u/s 143(3) was passed by the learned Assessing Officer.
7. That the learned PCIT has erred in not appreciating the facts that the AO after examining the details, has adopted a possible opinion on the point raised in the show cause notice issued by him and, therefore, the CIT lacks jurisdiction to invoke s. 263 of the Act.". That the assessment u/s 143(3) was completed by the AO after 3 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT conducting detailed inquiry enquiry and thereafter came to conclusion that provisions of section 115BBE are not applicable in the case of the assessee. 7.1 That the Ld. PCIT has erred invoking the provisions of section 263 without appreciating that the assessment u/s 143(3) cannot be set aside merely on the ground that inadequacy of enquiry by the AO with respect to source of surrender income would not in itself be a reason to invoke the powers enshrined in Section 263 of the Act.
8. That the Ld. PCIT has erred in passing order u/s 263 particularly in absence of any document found during the course of survey to prove that the assessee was in receipt of any income other than business income.
9. That the order passed u/s 263 is bad in law since the Ld. PCIT has erred in not appreciating that the powers of revision u/s 263 cannot be invoked merely because the Assessing Officer did not write specific reasons for accepting the explanation of the assessee.
10. That the Ld. PCIT has erred in invoking explanation 2 of section 263(1) as the explanation does not authorize unfettered powers to the CIT to revise each and every order passed by the AO if in his opinion the same has been passed without making enquiries/ verification which should have been made.
11. That the appellant craves leave to add, amend, or alter any of the above grounds of appeal before or during the course of appellate proceedings."

3. The brief facts of this case are that the individual assessee is the sole proprietor of M/s Mohinder Pal and Sons, engaged in wholesale and retail trading of "cosmetics" and has been regularly filing her return of income for earlier years, u/s 44AD of the Act 61. In course of survey u/s 133A of the Act 61, conducted at the business premises of the assessee on 7th February, 2019, excess stock of cosmetics , valued at Rs. 49,98,000/- was found and inventorised by the survey team and as per observation in the survey report u/s 133A(1) , dated 08/02/2019, some loose papers 4 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT and diaries were impounded as evidence of purchase and sales , out of books of accounts , even though no cash book was found at the business premises.

4. In course of survey, the assessee voluntarily disclosed an amount of Rs.50 lakhs, as business income, over and above her normal profits derived from the said business, to cover up and settle the alleged discrepancy of stock, and the same is also evidenced by her replies to the statements recorded by the survey team in course of survey.

5. Subsequently, the return of income filed by the assessee in due course disclosing a total income of Rs.56,05,590/-, which included the normal business profits and the additional income disclosure of Rs.50 lakhs, (after considering deductions under Chapter VIA) was accepted by the AO, in scrutiny u/s 143(3) , as per normal procedure , after considering explanations and submissions filed by the assessee in course of scrutiny proceedings, and the same has been subjected to tax at normal rates.

6. Subsequently, the Ld PCIT, (Central) Ludhiana, assumed jurisdiction u/s 263 of the Act 1961 , vide notice dated 01/03/2023, on the ground that income surrendered during survey action should be treated as if the assessee is in possession of unexplained money and treatment of tax liability thereon should be under the 5 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT provisions of section 69B of the Act 61 , and tax needs to be calculated as per section 115BBE of the Act, on the surrendered income.

7. In course of revision proceedings , the Ld PCIT , vide notice dated 14/03/2023, asked for details of opening stock ( at the beginning of the year ) , details of month wise purchase and sales throughout the year, details of stock as per books on survey date, explanation regarding difference of valuation of stock as per books and as per department valuation, evidence regarding incorrect valuation and comparative figures for subsequent years, against which the assessee has filed her response to all the required particulars as asked for along with written submission explaining the case in details.

8. Subsequently, the Ld PCIT, has discussed the case in his order passed u/s 263 of the Act 61, and has referred to various decisions of various courts and tribunals, to arrive at the conclusion that in the instant case the AO has failed to examine the source of funds for making purchases of Rs.50 lakhs during the year and surrendered by the assessee ( as excess stock ) , and also failed to enquire as to whether the said funds are from business sources or unknown sources because according to him the AO has simply accepted the reply of the assessee without verification , and as such, the order being erroneous so far it is prejudicial to the interest of revenue , the same was set aside for fresh assessment.

6

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

9. In course of hearing before the tribunal the assessee has filed written submissions and a judgment set consisting various case laws on which he relied upon for arguments and a paper book consisting of various notices issued by the AO u/s 142(1) , in course of assessment proceedings and copies of assessee's reply and explanations filed before the AO on various dates , copy of survey report, computation of income and copy of statement of the assessee recorded by survey team, and other supporting papers.

10. The Ld AR of the assessee, at the onset, submitted that the determination of excess stock at Rs. 50 Lakhs ( Rs. 49,98,000/- ) , by the survey team itself is technically incorrect , because the same has been inventorised and valued at MRP instead of cost price. It was submitted that the inventory process conducted by the department consisted of about 60 pages, and the closing stock as on date of survey was calculated by drawing up a trading account by taking into consideration the gross profit rate for earlier years and the difference has been arrived at by taking into consideration the value of stock inventory noted by the department at MRP and closing stock calculated by applying GP rate as on date of survey. He further submitted that if the said stock is properly valued at cost price (instead of MRP) the calculation of excess stock value will be Rs. 17. 77 lakhs only (and not Rs. 50 lakhs) which is narrated as under, and the same has been duly brought to the notice of the AO vide letter dated 13/09/2021:

7

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT Stock calculated by department at MRP Rs.98,02,484/-
      Less:-GST Elements                          Rs.(14,24,292 /- )

      Less:-Margin and Discount                   Rs.(16,75, 638/- )

      Less:-Stock as per books of A/c             Rs.(49, 25,138/- )

      Excess stock                                Rs.17,77, 416/-



11. He further submitted that during recording of statement in survey proceedings, the appellant at Question no 4 accepted the fact that the documents related to annexure A-1 (Loose paper), represents cash sale slips not recorded in the books of accounts [placed in page no 51 of PB], and in order to resolve and settle the matter , before the survey team , the appellant chose to offer the excess stock valued by the survey team at Rs.49,98,000/- ( r/o Rs.50 lakhs ) as business income, over and above the normal business profits arising from the same cosmetic business itself , because no stock has been separately identified and it is the same nature and type of stock rolling in the same trading business.
12. He further submitted that regular return has been submitted disclosing a total income of Rs.56,05,590/-, (which included the normal business profits and the additional income disclosure of Rs.50 lakhs ), and tax has been paid at normal rates.

He further stated that even though the actual valuation of excess stock is only Rs.17. 77 lakhs (as demonstrated in his calculation in above paragraph), the assessee on 8 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT good faith, as a gesture of cooperation, on the basis of surrender disclosure and verbal commitment, before the survey team , has offered the entire amount of Rs. 50 lakhs , as additional income, from cosmetics business to be taxed at normal rates , and paid taxes accordingly.

13. He further took us to various pages of the paper book , to submit that in course of scrutiny proceedings , notices u/s 142(1) has been issued by the AO , and in the notice dated 18th January, 2021, the AO has raised queries for the purpose of making verification in respect of purchases of goods , and has specifically raised question calling for explanation of source of purchase of excess stock with documentary evidences in connection with the disclosure of excess stock made in course of survey, vis a vis explanation regarding entries contained in impounded documents in Annexure A-1 and A-2 , consisting of loose sheets and diary.

14. He further referred to the replies and submissions made by the assessee , on various dates on 02/03/2021, 17/03/2021, 13/09/2021 and on 14/09/2021, explaining the fact with supporting sales invoices , that inventory has been prepared on the basis of MRP , which is valued at much on the higher side and in fact the excess stock rolling in business is much less around Rs.17 lakhs ( approx ), which the Ld AR argued is directly co related to the unrecorded purchase and sales invoices found in course of survey, pertaining to cosmetics.

9

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

15. He further referred to the survey report u/s 133A(1) of the Act dated 08/02/2019, where there has been a clear finding of the survey team ( in col- 15 of the report ) "Assessee has been found in the practice of purchase/ sales out of books of accounts ", to put forth his argument that the assessee is not engaged in any other business , other than cosmetics and the excess stock so found is also of the same nature and type which is regularly traded by the assessee and no other business activity or income generating activity has been found by the survey team , other than trading of cosmetics , and the excess stock found , is the excess that is rolling in the same business and has been acquired out of unrecorded purchase and sales of the same goods, and as such the additional income disclosed is to be assessed under the head business income and the deeming provisions of section 69B (and provisions of section 115BBE) , is not applicable to this case because the additional income so surrendered is generated out of the same business.

16. Finally concluding his submissions the Ld AR took us through the paper book to submit that written explanations has been furnished before the Ld PCIT vide reply dated 29/01/2024 in support of all the grounds raised in his arguments:

Sr.   Arguments                                                                                               Page of PB
No
1.    The A.O. had made Proper Enquiry while framing assessment u/s 143(3)                                        30
2.    That the assessee was making purchase and sales outside the regular books of accounts. Therefore, the       31
      additional income earned was invested in stock
                                                             10
                                                                                      I.T.A. No.306/Asr/2024
                                                                               Poonam Marwaha v. ACIT DCIT

 3.   That the Assessing Officer had taken one of the plausible views and where there are two plausible        31

views, no action to exercise powers of revision can arise, nor can revision power be exercised for directing a fuller enquiry to find out if the view taken is erroneous.

4. The twin conditions that order passed by A.O. is erroneous and prejudicial to interest of revenue must 32 be satisfied which is not satisfied in the instant case

5. That the Excess stock was arising out of business dealings and as such the provisions of Section 69B, 32 read with Section 115BBE, are not applicable in the instant case

17. Per Contra the Ld DR relied on the order of the Ld PCIT , and argued that he was justified in setting aside the order due to the fact that the order passed u/s 143(3) was erroneous and prejudicial to the interests of the Revenue, in view of provisions contained in explanation 2 to section 263(1) in as much as the assessing officer had failed to conduct inquiries and verification in respect of the source of funds for making purchases of Rs. 50,00,000/- during the year and surrendered by the appellant (as excess stock found during survey) was from business of the assessee or from the unknown sources and to be taxed as per the provisions of section 115BBE. (internal page no 27 of the order u/s 263 ) and he relied on various judicial decisions contained in the revision order u/s 263 of the Act dated 19/03/2024.

18. The Ld. AR of the assessee in rejoinder submitted that it is a settled law that the provisions of section 263 can only be invoked where both the condition vis 'prejudicial to the interest of the revenue' and expression 'erroneous' are simultaneously fulfilled. In the absence of any of the above condition, the provisions of section 263 stand vitiated.

11

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

19. The Principal Commissioner of Income Tax (PCIT) has exercised jurisdiction under Section 263 without satisfying the twin conditions prescribed by the section and as interpreted by various courts. Specifically, the condition of an order being "erroneous" can only be established if the Assessing Officer (AO) fails to conduct any enquiry, which is not applicable in the present case. It is pertinent to note that the appellant has provided detailed replies to the questionnaire, specifically addressing the issue of the source of the excess stock surrendered. That summary of the replies submitted on these specific points as contained in replies filed are as follows:-

 Particulars                                                Comments                                                               Page
                                                                                                                                   No
 Statement dated 08.02.2019 admitting the fact that the     Question No 4 of statement dated 08.02.2019                            51

appellant was making sale outside books of accounts Survey report dated 08.02.2019 stating the fact that the Annexure A-1 51 appellant was in practice of making sales outside books Statement dated 08.02.2019 of accounts Question 6 of notice dated 18.01.2021 (Please refer page Reply dated 08.02.2021 4-6 no 2 of paper book) That a separate trading account was prepared and was also filed '6 It is observed that during the course of survey at the time of filing of Tax audit report and is on record. However proceedings excess stock of Rs.49,98,000/- was found. copy is again enclosed at page no 92. The same figure was Please explain source of purchase of excess stock separately shown in computation of total income at page 4. Hence with documentary evidence and explain why the sane section 115BBE is not attracted. No stock register is maintained should not be added to your income as' unexplained and this fact has also been given in the tax audit report by auditor investment in the form of stock. Also furnish updated in the form 3CB. stock register.

That the Ld. AO had issued various questionnaires along Reply No. 3 dated 17-03-2021 8-9 with statutory notice(s). The Ld. AO called for books of The assessee has explained that the survey team has wrongly account vide notice dated 09.09.2021 page 10-11. calculated excess stock. The excess stock works at Rs.17,77,416/-

against Rs.49,98,000/- calculated by the A.O. Reply no 4 dated 13.09.2021 12 12 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT The appellant submitted that the inventory was prepared on MRP basis and not on cost basis. It was also submitted that the relevant bills and vouchers for verification will be furnished. Reply No 6 dated 14-09-2021 14 Purchase bills as called for by the A.O. were submitted to verify the veracity of claim made by the assessee Reply No 6 dated 14-09-2021 13 Submitted legal reply regarding non applicability of section 115BBE was submitted

20. From the above facts and circumstances, it is noted that proper enquiry was made by the AO and it is not the case where no enquiry was made. It is settled law that this power of revision can be exercised only where there is no enquiry, as required under the law, is done. It is not open to enquire in case of inadequate inquiry.

21. That during the course of survey proceedings, the stock was inventoried by the department at Maximum Retail Price (MRP) of Rs.98,02,484/- against the stock value recorded at Rs 49,25,138/- in the regular books of accounts at cost price. It was highlighted that MRP, as per the Standard Weight & Measurement Act, incorporates taxes such as GST, and no additional charges can be levied from the customer beyond this. It was further clarified that the MRP includes GST element and is further subject to adjustment on account of margin on selling price. The correct value of excess stock as per cost as submitted before the AO is worked out and the assessee has put an alternate argument to demonstrate that the revenue is not prejudiced: 13

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT "Additional argument on the aspect of prejudicial to the interest of revenue:
That the appellant vide reply dated 17.03.2021 specifically requested the AO to consider the correct stock. ( copy at page no 8-9 of the PB). In order to substantiate the same, the AO specifically asked the appellant to provide purchase bills and the same were also submitted vide reply dated 14.09.2021 ( page 14 of PB). The AO framed the assessment u/s 143(3) without making any addition by stating that the appellant had duly considered the amount surrendered in the return of income filed.
That the same facts were presented before the PCIT and it was submitted that even if the correct excess stock amounting to Rs. 1777416/- is considered and tax is calculated as per the provisions of section 115BBE, the tax liability works out to Rs. 1386384/- [tax @78% including surcharge 25% and cess 4%]. In this regard your Honor's kind attention is drawn towards the fact that the appellant has already offered a sum of Rs. 50,00,000/- under the head business income and has paid taxes amounting to Rs. 15,60,000/- which is higher than the tax liability of Rs. 13,86,384/- as per the working given below: -
Value of Excess Stock                                                                           17,77,416/-
Tax as per section 115BBE [1777416*60%*1.25*1.04]                                               13,86,384/-
Tax paid by the appellant on income of Rs. 50L surrendered in return of income [50L*30%*1.04] 15,60,000/-
Tax Payable NIL
22. That before invoking the provisions of section 263, it is very much necessary to adhere to the twin conditions as embedded in section 263. In the circumstances where only one of the conditions is satisfied and the condition is not dealt with, in 14 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT such circumstances the proceedings initiated vide section 263 are without jurisdiction. That the said twin conditions are being produced hereunder: -
"(i) The order of the Assessing Officer sought to be revised is erroneous; and
(ii) it is prejudicial to the interests of the Revenue. If any one of them is absent i.e. if the assessment order is not erroneous but it is prejudicial to the Revenue, Sec.263 cannot be invoked."

23. The Ld. AR argued that from the above facts and circumstances it is evident that no prejudice is caused to the revenue even if the correct excess stock is treated as income and tax is calculated as per the provisions of section 115BBE. It is a settled law that what is required to be taxed is the correct income and not the hypothetical income. In this regard reliance is placed upon the circular issued by CBDT dated 11- 4-1955, 14(XL-35) wherein the Board ordered that the officers of the Income-tax should not take advantage of ignorance of an assessee as to his rights. It is one of their duties to assist the taxpayers in every reasonable way, particularly in the matter of claiming and securing reliefs and in this regard, the officer should take the initiative in guiding a taxpayer, where proceedings or other particulars before them indicate that some refund or relief is due to him.

24. The Ld AR further relied upon the following judgments for support. 15

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

25. It is a matter of record that proper enquiry was made by the AO and therefore, it cannot be stated that no enquiry was made by the AO. In this regard reliance is being placed upon the order of Delhi High Court in Geevee Enterprises v. Addl. CIT 99 ITR 375 (Del.)that order would be erroneous only when the AO makes no enquiries during the course of assessment proceedings. In arriving at this decision, the Delhi High Court drew strength from the principles laid down by the Supreme Court in Rampyari Devi Saraogi v. CIT [1968] 67 ITR 84 and Smt. Tara Devi Aggarwal v. CIT [1973] 88 ITR 323 (SC). The underlying principle which emerges from these judgments is that if an assessment order is passed without making any enquiring, then such an order would be erroneous.

26. This provision cannot be invoked to correct each and every type of mistake or error committed by the Assessing Officer; it is only when an order is erroneous as also prejudicial to revenue's interest, that the provision will be attracted. An incorrect assumption of the fact or an incorrect application of law will satisfy the requirement of the order being erroneous. The phrase 'prejudicial to the interest of the Revenue' must be read in conjunction with an erroneous order passed by the AO. Every loss of Revenue because of the order of the AO cannot be treated as prejudicial to the interest of the Revenue. For example, if the AO has adopted one of the two or more courses permissible in law and it has resulted in loss of revenue, or where two views are possible and AO has taken one view with which the CIT does not agree, it cannot 16 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT be treated as an erroneous order prejudicial to the interest of the Revenue, unless the view taken by the AO is totally unsustainable in law. In this regard reliance is being placed upon the following case laws: -

"A) Malabar Industrial Co. Ltd. v/s CIT (2000) 243 ITR 83 (SC) in which it has been stated as under: -
Section 263 of the Income-tax Act, 1961 - Revision - Of orders prejudicial to interests of revenue - Assessment year 1983-84 - Whether in order to invoke section 263 Assessing Officer's order must be erroneous and also prejudicial to revenue and if one of them is absent, i.e., if order of Income-tax Officer is erroneous but is not prejudicial to revenue or if it is not erroneous but is prejudicial to revenue, recourse cannot be had to section 263(1) - Held, yes -
B) [2023] 152 taxmann.com 565 (Delhi) HIGH COURT OF DELHI Principal Commissioner of Income-tax v. H.T.L Ltd.* Section 50C, read with section 263, of the Income-tax Act, 1961 - Capital gains - Special provision for computation of full value consideration (Revision) - Assessee had filed its return and same was processed under section 143(1) - Subsequently, Principal Commissioner invoked revision under section 263 on ground that a land was sold by assessee to an entity below value adopted by concerned authority for levy of stamp duty, and therefore, there was under-assessment of income to extent of differential amount, and accordingly, assessment made was contrary to provisions of section 50C as this aspect had not been inquired into - It was noted that assessee had run into rough weather, whereby its net worth was eroded - Accordingly, assessee went under SARFAESI proceedings - Record revealed that it was not assessee who effectuated sale of subject land and land was actually sold by secured lenders to recover dues owed to them by assessee - Principal Commissioner had failed to notice these underlying facts while invoking his powers under section 263 -

Whether twin conditions for invoking powers under section 263 i.e. not only order should be erroneous, but it should also be prejudicial to interest of revenue were not met, therefore, Tribunal was justified in setting aside impugned revision order of Principal Commissioner - Held, yes [Paras 14 and 16 to 18] [In favour of assessee] C) [2022] 141 taxmann.com 512 (Gujarat) HIGH COURT OF GUJARATPrincipal Commissioner of Income-tax v. Shukla Dairy (P.) Ltd.* 17 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT II. Section 40A(3), read with section 263, of the Income-tax Act, 1961 and rule 6DD of Income-tax Rules, 1962 - Business disallowance - Cash payment exceeding prescribed limit (Rule 6DD) - Assessment year 2013-14 - Assessee-company was engaged in business of manufacturing of dairy products - Assessee filed return and Assessing Officer passed assessment order after making certain additions - Principal Commissioner observed that assessee made cash payment in excess of Rs. 20,000 to milk sellers who were traders and said sellers would not be eligible for rule 6DD - Principal Commissioner invoked section 263 and remanded matter on ground that Assessing Officer failed to make any disallowances and cash payment in excess of Rs. 20,000 in a single day required detailed verification - Tribunal observed that during assessment proceedings, assessee submitted cash payment register and explained each item of proposed addition as per show cause notice of Assessing Officer and Assessing Officer, after going through cash payment register and explanation of each item, did not make addition - Tribunal thus, quashed revisionary proceedings on ground that order passed by Assessing Officer was neither erroneous nor prejudicial to interest of revenue - Whether Tribunal was justified in quashing order passed under section 263 - Held, yes [Para 12] [In favour of assessee] D) [2021] 130 taxmann.com 496 (Gauhati) HIGH COURT OF GAUHATI CMJ Breweries (P.) Ltd. v. Union of India Section 263 of the Income-tax Act, 1961 - Revision - Of orders prejudicial to interest of revenue (General Principles) - An order under section 263 was assailed on ground that condition precedent of initiating a proceeding under section 263 was absent and, therefore, impugned order was an order without jurisdiction - Whether two conditions of order being erroneous and prejudicial to interest of revenue have to be present at stage when Principal Commissioner or Commissioner initiates exercise of jurisdiction under section 263 - Held, yes - Whether where there was no prima facie satisfaction recorded by Principal Commissioner on basis of materials available on record that order of Assessing Officer which was sought to be reviewed under section 263 was an erroneous order as Principal Commissioner was yet to arrive at his prima facie conclusion and wanted matter to be examined further in-depth, no action could have been taken against assessee pursuant to proceeding initiated under section 263 - Held, yes [Paras 6 to 9] E) [2022] 145 taxmann.com 590 (Calcutta) HIGH COURT OF CALCUTTA Principal Commissioner of Income-tax v.ReetaLakhmani* Section 10(38), read with section 263, of the Income-tax Act, 1961 - Capital gains - Income arising from transfer of long term securities (Penny stock shares) - Assessment year 2014- 15 - Whether before exercise of power under section 263 it is Principal Commissioner who has to apply its mind to issue and thereafter record reasons as to how twin conditions 18 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT of order of Assessing Officer being erroneous and prejudicial to interest of revenue are satisfied and then issue a show-cause notice to assessee - Held, yes - Whether where there was nothing on record to show that such an exercise was done by Principal Commissioner and rather, initiation of proceedings under section 263 on ground that assessee could not establish genuineness of transactions to prove that it had not indulged in any dubious share transactions meant to account for undisclosed income under garb of long term capital gain (LTCG) to claim exemption under section 10 (38) was based on a proposal given by Assessing Officer, exercise of jurisdiction under section 263 was not justified - Held, yes [Paras 8 and 9] [In favour of assessee]

27. The Ld AR further argued on applicability of clause(a) of explanation 2 to section 263 and relied upon the Judgment of Sh. Narayan TatuRane Vs. ITO, I.T.A. No. 2690/2691/Mum/2016, 70 taxmann.com 227 dt. 06.05.2016in which ITAT has held that what is relevant for clause (a) of Explanation 2 to sec. 263 is whether the AO has passed the order after carrying our inquiries or verification, which a reasonable and prudent officer would have carried out or not. It does not authorize or give unfettered powers to the ld. PCIT to revise each and every order, if in his opinion, the same has been passed without making inquiries or verification which should have been made. In our view, it is the responsibility of the Ld Pr. CIT to show that the inquiries or verification conducted by the AO was not in accordance with the inquiries or verification that would have been carried out by a prudent officer. Hence, in our view, the question as to whether the amendment brought in by way of Explanation 2(a) shall have retrospective or prospective application shall not be relevant.

19

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

28. Therefore , the Ld AR submits that if both the above propositions are put together, the conclusion would be that PCIT, in his revisionary jurisdiction, cannot say that the order with some enquiry done by the A.O. to be erroneous, he can hold the non inquiry cases to be erroneous. However, in such cases he himself has to bring on record the error and prejudice through independent verification and enquiry.

29. That the revisionary powers under section 263 allow the Principal Commissioner of Income Tax (PCIT) to revise an order if it is deemed erroneous and prejudicial to the interests of revenue. However, in this instance, the PCIT's revision order contradicts the facts and circumstances of the case duly supported by documentary evidence.

30. Further before concluding his arguments he also attempted to distinguish the case laws cited by the ld. PCIT in his order:

Sr.   Citation               Brief                                    Rebuttal
No
1.    [2018]             95 Section 68, read with section 263, of     In the case relied upon by the
      taxmann.com      366 the Income-tax Act, 1961 - Cash            PCIT, the AO had not made any
      (SC)                  credits (Revision) - Commissioner         enquiry. However, in the instant
                            had passed an order under section         case, the AO had made proper
      SUPREME COURT 263 with observations that Assessing              enquiry and had duly verified the
      OF INDIA Deniel Officer did not make any proper                 documents furnished by the
      Merchants (P.) Ltd. inquiry while making assessment and         appellant from time to time. The
      v. Income-tax Officer accepting explanation of assessee         same has been explained in detail

insofar as receipt of share application at para no 1 of brief synopsis. money was concerned - High Court upheld order of revision - Whether 20 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT there was no reason to interfere with order of High Court and, thus, SLP was to be dismissed - Held, yes [Paras 5 to 6] [In favour of revenue]

2. [2015] 60 Section 68, read with section 263, of The cited case law pertains to taxmann.com 60 the Income-tax Act, 1961 - Cash share capital and is not relevant (Kolkata - Trib.) credit (Share capital) - Assessment to the issue of excess stock. The years 2008-09 to 2010-11 - Assessee case law in question involves an IN THE ITAT filed return offering meagre income assessee who filed a return with KOLKATA BENCH and issued share capital at huge minimal income while issuing 'B' premium, while making large share capital at a substantial investments in new companies at premium and making significant Subhlakshmi Vanijya much higher price than their real investments in new companies at (P.) Ltd. v. worth - Upon reassessment, Assessing prices considerably above their Commissioner of Officer did not invoke section 68, actual value. This case law does Income-tax-I, hence, Commissioner exercising his not apply to the present situation, Kolkata revisionary power under section 263 as the Assessing Officer (AO) set aside assessment orders directing conducted a thorough enquiry in Assessing Officer to make fresh the current case. Further the assessment after conducting detailed source is out of sales made enquiry and upon satisfying on outside books of accounts. genuineness of transaction - Whether order of Commissioner was not based on irrelevant considerations and further in present circumstances, he was not obliged to positively indicate deficiencies in assessment order on merits on question of issue of share capital at a huge premium - Held, yes

- Whether since inadequate enquiry conducted by Assessing Officer was as good as no enquiry making order erroneous and prejudicial to interests of revenue, Commissioner was empowered to revise assessment order - Held, yes [Paras 17.i. &

20.g.] [In favour of revenue] 3 [2019] 105 Section 145, read with sections 133A The case law relied upon by the taxmann.com 287 and 263, of the Income-tax Act, 1961 Principal Commissioner of

- Method of accounting (Additions to Income Tax (PCIT) is not 21 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT (Punjab & Haryana) income) - Assessment year 2008-09 - applicable to the present case. In Assessee was engaged in business of the cited case law, the issue manufacturing/trading of yarn and centered around a discrepancy between the additional income fiber waste etc. - A survey under HIGH COURT OF section 133A was conducted at surrendered during a survey and the income declared in the PUNJAB AND business premises of assessee and subsequent return. Specifically, HARYANA during said survey, a sum of Rs. 2.15 the assessee in that case crores was surrendered as an surrendered Rs. 2.15 crores Principal additional income - Subsequently, during the survey but only Commissioner of assessee filed return declaring declared Rs. 1.35 crores as Income-tax, taxable income in the return, taxable income of Rs. 1.35 crores -

    Ludhiana v. Venus Assessing                                    which led the Commissioner to
                                         Officer     completed     set aside the assessment for
    Woollen       Mills, assessment under section 143(3) by
                                                                   further examination.
    Ludhiana             making a small addition of Rs. 15,000
                         only - Commissioner opined that           In contrast, in the present case,
                         Assessing Officer was required to         the assessee has surrendered the
                         have carefully dealt with case            exact same amount of income in
                         especially where assessee had             the return as was admitted during
                         surrendered Rs. 2.15 crores during        the survey. There is no
                         survey     but     in   return    filed   discrepancy between the amount
                         subsequently, taxable income of only      of excess stock surrendered and
                         Rs. 1.35 crores was declared - He         the income declared in the return.
                         thus passed a revisional order setting    The Assessing Officer (AO)
                         aside assessment - Whether in view        conducted a thorough enquiry
                         of fact that Assessing Officer did not    and considered the correct
                         apply mind to correctness of books of     figures, and thus the case law
                         account produced before her except        cited does not parallel the current
                         to note that books of account were        facts. The proper application of
                         produced       and    test    checked,    Section 145, read with Sections
                         impugned revisional order passed          133A and 263, requires that the
                         under section 263 was to be upheld -      conditions of the case law be met,
                         Held, yes [para 9][In favour of           which is not the situation here.
                         revenue]
4   [2013]            29 Section 263, read with sections 2(47)     In the case relied upon by the
    taxmann.com       70 and 14A, of the Income-tax Act, 1961      PCIT, the AO had not made any
    (Hyderabad - Trib.) - Revision - Of order prejudicial to       enquiry. However, in the instant
                         interest of revenue - Scope of            case, the AO had made proper
    IN     THE     ITAT jurisdiction - Assessment year 2007-       enquiry and had duly verified the
    HYDERABAD            08 - Commissioner in exercise of          documents furnished by the
                         power under section 263, set aside        appellant from time to time.
                                              22
                                                                     I.T.A. No.306/Asr/2024
                                                              Poonam Marwaha v. ACIT DCIT

    BENCH 'B'               assessment order taking a view that
                            Assessing Officer had not examined
    Mahalakshmi Liquor      issues relating to investment of loan

Promoters (P.) Ltd v. for non-business purposes and Commissioner of transfer of land within meaning of Income-tax-IV, section 2(47) - Whether, since, at Hyderabad time of making assessment, there was no enquiry by Assessing Officer on issues raised by Commissioner, impugned revisional order was to be upheld - Held, yes [Para 24] [In favour of revenue] 5 [2009] 31 SOT 353 Applicability of section 263 In the case relied upon by the (Chennai) (SB) Principal Commissioner of It is not necessary for the Income Tax (PCIT), the Assessing Commissioner to make further Officer (AO) failed to make any enquiries before cancelling the enquiry, which was a key factor IN THE ITAT assessment order of the Assessing leading to the revisional order. CHENNAI BENCH Officer. The Commissioner can However, in the present case, the 'D' (SPECIAL regard the order as erroneous on the AO conducted a thorough and BENCH) ground that in the circumstances of proper enquiry. The AO duly the case the Assessing Officer should verified all the documents Rajalakshmi Mills have made further inquiries before furnished by the appellant and Ltd. v. Income-tax accepting the statements made by the considered the explanations Officer, Company assessee in his return. The reason is provided during the assessment Circle III, obvious. Unlike the civil court which proceedings. Therefore, the Coimbatore is neutral to give a decision on the circumstances of the current case basis of evidence produced before it, are materially different, as the an Assessing Officer is not only an AO actively engaged in the adjudicator but is also an scrutiny of the appellant's investigator. He cannot remain records, unlike in the cited case. passive in the face of a return which This distinction renders the case is apparently in order but calls for law relied upon by the PCIT further enquiry. It is his duty to inapplicable to the present ascertain the truth of the facts stated situation.

in the return when the circumstances of the case are such as to provoke an inquiry. The meaning to be given to the word 'erroneous' in section 263 emerges out of this context. The word 23 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT 'erroneous' in that section includes cases where there has been failure to make the necessary inquiries. It is incumbent on the Assessing Officer to investigate the facts stated in the return when circumstances make such an inquiry prudent and the word 'erroneous' in section 263 includes the failure to make such an enquiry.

The order becomes erroneous because such an enquiry has not been made and not because there is anything wrong with the order if all the facts stated therein are assumed to be correct. [Para 3] In the instant case, the Assessing Officer failed to make any enquiry in regard to the allowability of the provision for gratuity. As such, the order was erroneous and prejudicial to the interests of the revenue.

Therefore, the conditions precedent for assuming jurisdiction under section 263 did exist in the facts of the instant case. [Para 4] 6 [2011] 11 Section 263 of the Income-tax Act, 1. That the appellant vide reply Taxmann.com 1961 - Revision - Of orders dated 17.03.2021 specifically 183(Ranchi) prejudicial to interest of revenue - pointed out to the AO that the excess stock works out to Assessment years 1991-92 to 1993-94 Rs.1777416/- and not Rs. 50L as

- Whether Commissioner may offered by the appellant. It was consider an order of Assessing also requested to provide the IN THE ITAT Officer to be erroneous not only when benefit of excess income offered CIRCUIT BENCH, it contains some apparent error of against the actual excess stock of RANCHI reasoning or of law or of fact on face Rs. 1777416/- and frame the of it but also when it is a stereo-typed assessment by taking into consideration the correct figures.

order which simply accepts what The copy of reply as submitted assessee has stated in his return and before the AO is enclosed at Dr. Rabindra Kumar fails to make enquiries or examine page no 8-9 of the PB.

    Singh            v.
                          genuineness of claim which are called
    Commissioner    of
                                      24
                                                             I.T.A. No.306/Asr/2024
                                                      Poonam Marwaha v. ACIT DCIT

Income-tax for in circumstances of case - Held, 2. Furthermore, the issue (Central), Patna yes - Assessee was employed in regarding the valuation of stock Department of Animal Husbandry of by the authorized officer at MRP was once again apprised to the State Government - Search and AO vide reply dated 13.09.2021 seizure operations were carried out in which is enclosed at page no 12. case of assessee and his family members during course of which 3. Further, it was also brought to incriminating papers and documents the knowledge of the AO that the were found and seized - Thus, notice provisions of section 115BBE are under section 148 was issued calling not applicable in the present case and also relied upon the various upon assessee to file his return of judgements passed ITAT and high income - In compliance, assessee filed Courts. [Refer reply dated his return which was accepted under 14.09.2021 at page no 13 of the section 143(3) - Commissioner in PB] exercise of power under section 263, set aside assessment order holding 4. The AO further asked to submit that while completing assessment, more purchase bills to substantiate the claim of the Assessing Officer failed to make appellant that the inventory was necessary enquiries from assessee worked out by applying MRP.

                   and his relatives - Whether since, in    The appellant submitted the same
                   instant case, search and seizure         vide reply dated 14.09.2021
                   operations were carried out by           which is enclosed at page no 14
                   Department leading to recovery of        of the PB.
                   incriminating materials, it was
                                                            5. Thereafter, the AO time and
                   incumbent upon Assessing Officer to
                                                            again issued notices to verify the
                   collect relevant information not only
                                                            claim of the appellant and only
                   from assessee but also from all
                                                            after careful examination of
                   concerned agencies - Held, yes -
                                                            documents brought on record,
                   Whether, therefore, inaction and
                                                            completed the assessment for the
                   failure on part of Assessing Officer
                                                            AY 2019-20 vide order passed u/s
                   in making requisite inquiries and
                                                            143(3) on 17.09.2021 whereby
                   verifications rendered assessment
                                                            the returned income of Rs.
                   order passed by him erroneous and
                                                            5605590/- was duly accepted.
                   prejudicial to interest of revenue -
                   Held, yes - Whether in view of above,    6.In the case law replied upon the
                   impugned revisional order passed by      A.O. has not made proper enquiry
                   Commissioner was to be upheld -          from the relatives on the contrary
                   Held, yes                                in extant case proper enquiry was
                                                            made.
                                               25
                                                                      I.T.A. No.306/Asr/2024
                                                               Poonam Marwaha v. ACIT DCIT




7   [2005] 95 ITD 326 Section 263 of the Income-tax Act,             In the case relied upon by the
    (PUNE)                 1961 - Revision - Of orders               Principal     Commissioner      of
                           prejudicial to interest of revenue -      Income Tax (PCIT), the Assessing
    IN THE ITAT PUNE Assessment            year     1995-96      -   Officer (AO) failed to make any
    BENCH                  Commissioner set aside assessment         enquiry, which was a key factor
                           order on grounds that Assessing           leading to the revisional order.
                           Officer had not made proper               However, in the present case, the
                           enquiries    in    regard     to    (a)   AO conducted a thorough and
    Ambika           Agro considerable increase in salary and        proper enquiry. The AO duly
    Suppliers v. Income- account writing fees; (b) genuineness       verified all the documents
    tax Officer, Wd. 2(6), of debts; (c) genuineness of              furnished by the appellant and
    Jalgaon                transactions on cash payment              considered the explanations
                           exceeding Rs. 10,000, identity of         provided during the assessment
                           payee and circumstances compelling        proceedings.     Therefore,    the
                           assessee to make cash payments; and       circumstances of the current case
                           (d) genuineness of unsecured loans        are materially different, as the
                           taken from certain persons - Whether      AO actively engaged in the
                           acceptance of assessee's explanation      scrutiny of the appellant's
                           without any enquiry rendered              records, unlike in the cited case.
                           assessment order erroneous as well        This distinction renders the case
                           as prejudicial to interests of revenue    law relied upon by the PCIT
                           - Held, yes - Whether Commissioner        inapplicable to the present
                           had given cogent reasons in support       situation.
                           of his action and, therefore,
                           Commissioner, having wide powers
                           under section 263, had rightly set
                           aside assessment order - Held, yes
8   [2002]            121 Section 263, read with section 145, of     The case law cited by the
    TAXMAN 29 (AHD.) the Income-tax Act, 1961 - Revision -           Principal     Commissioner      of
    (MAG.)                 Of orders prejudicial to interests of     Income Tax (PCIT) is not
                           revenue - Assessment year 1998-99 -       applicable to the present case for
                           Assessment      order      determining    the following reasons:
    IN     THE       ITAT
                           assessee-contractor's          contract
                                            26
                                                                  I.T.A. No.306/Asr/2024
                                                           Poonam Marwaha v. ACIT DCIT

      AHMEDABAD      receipts    was     set     aside    by   In the cited case law, the issue
      BENCH 'A'      Commissioner       (Appeals)       with   arose because the Assessing
                     directions to Assessing Officer to        Officer (AO) failed to conduct the
      RAMESHCHANDRA reduce/delete addition after getting       required             investigation,
                     copies of accounts from payers -          verification, and probe after
      MALERAM VARMA
                     Assessing Officer passed order            receiving directions from the
      V.      DEPUTY giving     appeal    effect     without   Commissioner      (Appeals)      to
      COMMISSIONER   conducting required investigation,        review the contract receipts. As a
      OF INCOME-TAX  verification and probe - Whether          result, the AO's order was found
                     order passed by Assessing Officer         to be patently erroneous and
                     was     patently    erroneous       and   prejudicial to the interests of
                     prejudicial to interest of revenue -      revenue.
                     Held, yes
                                                               In contrast, the AO in the present
                                                               case actively conducted a
                                                               thorough      investigation    and
                                                               verification of the appellant's
                                                               records. The AO diligently
                                                               reviewed and scrutinized all
                                                               documents and explanations
                                                               provided by the appellant,
                                                               including those related to the
                                                               surrender of excess stock. The
                                                               assessment was carried out with
                                                               due diligence and care, ensuring
                                                               that all relevant facts and figures
                                                               were appropriately considered.
                                                               Therefore, unlike the AO in the
                                                               cited case, the AO in this case did
                                                               not exhibit any failure to
                                                               investigate or verify, making the
                                                               cited case law inapplicable to the
                                                               current situation.




31. Therefore, the Ld AR rested his arguments by submitting that based on judicial pronouncements, the order passed u/s 263 be annulled, considering the facts and circumstances of the case and in the interest of natural justice. 27

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

32. We have heard the rival submissions and considered the materials on record and the paper book submitted by the assessee. We observe that the Ld PCIT , has basically raised two issues , firstly , it has been alleged that the AO has failed to examine the source of funds for making purchase of Rs. 50 lakhs during the year and surrendered by the assessee ( in respect of the excess stock found during survey ) and secondly , even if the queries has been raised in scrutiny proceedings , through notice u/s 142(1) , by the AO , it was not examined whether the surrendered income was generated in regular course of business or it has been generated from undisclosed source of income , and on this aspect of the matter the Ld PCIT , has relied upon the judgment of the jurisdictional High Court in the case of M/s Khushi Ram and Sons Pvt Ltd in ITA No : 126 of 2015 dated 21/07/2016 , where it was held that it is not necessary that the surrendered amount is from business income. It could be on account of any other transaction legal or otherwise. Merely because an assessee carries on certain business, it does not necessarily follow that the amounts surrendered by him are on account of its business transactions. There is no presumption that absent anything else an amount surrendered by an assessee is his business income. It is for the assessee to establish the source of such surrendered amount."

33. On the facts we find that the stock of goods that has been found in excess by the survey team, are the same nature and type of goods i.e. Cosmetics, which is 28 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT regularly traded by the assessee in her usual course of business, and in course of survey the department has not been able to unearth any other documents or papers to arrive at any different conclusion that the assessee has any other source of income earning activity other than the business of cosmetics. In other words the excess STOCK has not been separately identified and the loose papers and documents , diaries , impounded as per Annexure - 1 and 2 ( of impounded documents ) points to the fact that there has been unrecorded transactions of purchase and sales outside books of accounts pertaining to the same business of" cosmetics ", in which the assessee transacts, in usual course of her business, and as such the nexus or the link in between the excess stock found and the assessee business is established and whatever excess that has been found , is the excess stock , that is rolling in the same business and it has no independent identity of its own and is part and parcel of the normal business stock and what is not declared to the department is the receipt from business ( and not any investment ) because it cannot be co-related with any specific assets .

34. On this aspect of the matter we would like to refer to the observation of the coordinate Bench decision in the case of of M/s A.P. Knit Fab Vs. DCIT in ITA No. 732/Chd/2022, dated 15.02.2024 are as follows; relevant portion is reproduced below: I.T.A.No.178/Asr/2024 Assessment Year: 2019-20 (relevant portion reproduced ) 29 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT "8.12. In the instant case as well, there is no physicaldistinction between the accounted stock and unaccounted stock. No such physical distinction was found by the Revenue either. We therefore find that the difference in stock so found out by the authorities has no independent identity and is in terms of value terms only and thus part and parcel of entire stock therefore, it cannot be said that there is an undisclosed asset which existed independently and thus, what is not declared tothe department is receipt from business and not any investment as it cannot be co-related with any specific asset and the difference should thus be treated as business income.

8.13. In light of aforesaid discussion and in the entirety of facts and circumstances of the case, the income so surrendered on account of investment in excess stock during the course of survey cannot be brought to tax under the deeming provisions of section 69B of the Act and the same has to be assessed to tax under the head "business income". In absence of deeming provisions, the question of application of section 115BBEdoesn't arise and normal tax rate shall apply. The AO is thus directed to assess the income under the head "Income from Business/profession" and apply the normal rate of tax."

35. Further on this issue we are also supported by the observation of the Hon'ble Rajasthan High Court in the case of PCIT vs. Bajargan Traders ITA 258/2017 dated 12.09.2017.( Only relevant portion reproduced) "2.11. Having said that, the next issue that arises for consideration is whether the amount surrendered by way of investment in the unrecorded stock of rice has to be brought to tax under the head "business income" or "income from other sources". In the present case, the assessee is dealing in sale of foodgrains, rice and oil seeds, and the excess stock which has been found during the course of survey is stock of rice. Therefore, the investment in procurement of such stock of rice is clearly identifiable and related to the regular business stock of the assessee. The decision of the Co-ordinate Bench in case of Shri Ramnarayan Birla (supra) supports the case of the assessee in this regard. Therefore, the investment in the excess stock has to be brought to tax under the head "business income" and not under the head income from other sources".

30

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT (1) Hon'ble Andhra Pradesh High Court in the case of Deccan Jewellery Pvt Ltd ( 2021) 132 taxmann.com73( Andhra Pradesh ) dated 02/08/2021, where on an almost identical facts, it was held by the court , that where nature and source of excess stock found during search was not specifically identifiable from profits which has accumulated from earlier years , AO was justified in holding that the excess stock was not undisclosed investment of the assessee and no case of perversity or lack of enquiry on part of assessing officer was made out so as to render this decision erroneous under explanation 2 to section 263 .

(2) Similar views has been taken by the ITAT, Jaipur Bench in the case of Rajmal Kanwar vs CIT ( 2017 ) 82 taxmann.com119 (Jaipur ITAT No 142( JP)of 2015 , where the AO has made sufficient enqueries, considered survey records, and surrender made by assessee and after considering submissions of assessee completed assessment proceedings u/s 143(3) , assessment order could not be held to be an erroneous order which was prejudicial to the interest of revenue. (3) ITAT Amritsar Bench in the case of M/s Active Tools Pvt Ltd vs DCIT -II , Jallandhar [2021] 8 TMI 905 ITA No: 260/ ASR/2019 , where in an almost identical case it has been held that when two views are possible , then the view taken by the assessing officer cannot be said to be wrong as the same was not to the liking of the 31 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT opinion of the Ld PCIT , for which the Hon'ble bench relied on Supreme court in the case of Max India [2007]11 TMI 12- Supreme Court.

36. Now, coming further to the issue of valuation of the stock as done by the survey team, it is seen that the assessee in course of assessment proceedings has specifically demonstrated with supporting sales invoices and calculation of the entire inventory of stock, that if the said excess stock is valued at COSTS , the difference will only be of an amount of Rs. 17 lakhs ( approx ) , and not Rs.50 lakhs , as it is has been made out to be . Neither the AO nor the Ld PCIT, in course of proceedings, before them , has been able to counter the said argument of the assessee, nor could they find any fault in the computation and calculation put forth by the assessee as regards the stock value , at cost , as claimed by the assessee.

37. In course of hearing before us the Ld DR, also did not raise any counter arguments regarding the process of valuation of the stock at cost and did not find any fault in respect of such valuation. Leading through the said calculation in respect of valuation of the stock at costs, the assessee proceeded a step further to demonstrate by way of an alternate argument, that if the stock value is taken at costs and tax is imposed as per provisions of section 115BBE, even then also the tax so arrived at will be covered by the tax actually paid by the assessee and as such there is no prejudice to Government revenue.

32

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

38. Now coming to the issue as to whether proper enquiry was made by the AO , it is seen from records that specific queries were raised during assessment , and the assessee has furnished detail replies to all the queries in respect of purchase of stock , along with documentary evidences of purchase and sale bills and invoices , where it has been explained by way of written submissions , to have come out of receipts from unrecorded sales proceeds and the excess income earned, is naturally ploughed back into the same business , which is reflected as excess stock in trade , and it is the same income which is being surrendered to be taxed under the head " business income" . As such the source of the amount required for purchase of excess stock is well explained to the satisfaction of the AO to have come out of sale proceeds of cosmetics, and he has accepted the same after examination of the purchase and sales invoice vis a vis impounded documents and stock inventory of identical goods.

39. As such under the circumstances it cannot be said that there has not been any enquiry on the part of the AO. In fact the AO has conducted enquiry and has applied his mind by raising queries and examining the documentary evidences produced before him and after conducting necessary enquiry , has taken a possible view in the matter, which is a legally acceptable view and as such there cannot be any basis to invoke the provisions of section 263 to revise the assessment. 33

I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

40. We further observe that various High courts has laid down the law that powers of revision cannot be exercised on the ground that the assessing officer should have gone deeper into the matter or should have made a more elaborate discussion .

41. Some of the judgments all expressing almost the similar views in the matter are as under:

(1) CIT vs Hindusthan Marketing and Advertising Co Ltd 196taxmann368( Delhi High Court ) : Whether in view of the fact that ITO had made reasonably detailed enquiries , had collected relevant materials and discussed facets of case with assessee , order of Commissioner to direct fresh assessment by going deeper into matter would not form a valid or legal basis to exercise jurisdiction under section 263 - Held YES.
(2) CIT vs Jain Uday fabrics pvt ltd [2024]165taxmann.com833 Punjab and Haryana High Court, (3) PCIT vs Anindita Steels Ltd [2022] 137 taxmann.com203 ( Calcutta High Court ) (4) CIT vs Goyal Private family Specific Trust [1987]35taxmann.522( Allahabad )

42. Lastly, it is also observed by us that neither the survey team in course of survey , nor the AO in course of assessment proceedings , has brought any adverse material on record , to prove the fact that the assessee had any income other than the business of cosmetics and the assessee has also explained the source of the income so surrendered before the survey team to have arisen out of business of cosmetics itself, and the said explanation has also been accepted by the AO after adequate enquiry and 34 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT verification of documents produced before him , and he has arrived at a logical conclusion , which a prudent person , would have arrived under the circumstances.

43. Under the circumstances we are of the opinion that the AO after careful examination of the submissions made by the assessee and after conducting detail enquiry, has taken a plausible view that the provisions of section 115BBE of the Act 61, is not applicable in the instant case and the said assessment cannot be set aside merely on the ground of inadequacy of enquiry by the AO with respect to source of surrender of income .

44. On this issue various High courts has laid down the law , that where the AO after applying his mind has made enquiries and has taken a plausible view and passed an assessment order same cannot be disturbed by invoking the explanation 2 of section 263 merely because the view taken was not acceptable by the Ld. PCIT. (1) Gujrat High Court in the case of PCIT vs National Diary Development Board [2024] 158 taxmann.com514, (2) Calcutta High Court in the case of Britannia Industries Ltd [2023]146taxmann.com246, (3) Bombay High Court in the case of PCIT vs Shivshahi Punarvasan Prakalp Ltd [2023]155taxmann.com408 (4) Calcutta High Court in the case of CIT vs M K Foundation [2023]148 taxmann.com314 (5) Karnataka High Court in the case of CIT vs Chemsworth Pvt Ltd [2020]119taxmann.com358 (6) Gujrat High Court in case of PCIT vs S.N.Trade Link Pvt Ltd [2022]145taxmann.com73 35 I.T.A. No.306/Asr/2024 Poonam Marwaha v. ACIT DCIT

45. As such, after taking into consideration the entire factual aspect of the matter, and being enlightened by the judicial precedents laid down by various High Courts, on the issue, we find that in the instant case , there is no perversity or lack of enquiry on the part of the assessing officer to render the decision erroneous under explanation 2 to section 263 of the Act 61, and the order passed by the AO , is neither erroneous nor prejudicial to the interest of revenue , and we hold that the assumption of jurisdiction u/s 263 by the Ld PCIT in the instant case is not legally justified and the consequential order passed u/s 263 of the Act 61, is hereby set aside.

46. In the result, the appeal filed by assessee is allowed.

Order pronounced in accordance with Rule 34(4) of the Income Tax (Appellate Tribunal) Rules, 1963 as on 09.01.2025 Sd/- Sd/-

      (Vikram Singh Yadav)                                      (Udayan Dasgupta)
       Accountant Member                                         Judicial Member
*GP/Sr.PS*
Copy of the order forwarded to:
(1)The Appellant:
(2) The Respondent:
(3) The CIT concerned
(4) The Sr. DR, I.T.A.T
                                                 True Copy
                                                        By Order