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 - Jaipur

Shri Naresh Jhanwar, Jaipur vs Dcit, C.C.-3, Jaipur on 17 August, 2022

                 vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
    IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES,'B' JAIPUR

Jh lana hi xkslkbZ] U;kf;d lnL; ,oa Jh jkBkSM deys'k t;arHkkbZ] ys[kk lnL; ds le{k
BEFORE: SHRI SANDEEP GOSAIN, JM & SHRI RATHOD KAMLESH JAYANTBHAI, AM

                 vk;dj vihy la-@ITA No. 259 & 260/JP/2020
                fu/kZkj.k o"kZ@Assessment Year :2016-17 & 2017-18

Shri Naresh Jhanwar                    cuke    DCIT,
104/72, Vijay Path, Agarwal Farm,       Vs.    Central Circle-3,
Mansarovar, Jaipur.                            Jaipur.

LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ADHPJ7566Q
vihykFkhZ@Appellant                            izR;FkhZ@Respondent


        fu/kZkfjrh dh vksj l@
                            s Assessee by : Sh. P. C. Parwal (CA)
              jktLo dh vksj ls@ Revenue by : Shri Sanjay Dhariwal (CIT)
           lquokbZ dh rkjh[k@ Date of Hearing        : 30/06/2022
           mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 17/08/2022

                                 vkns'k@ ORDER

PER BENCH:

These are two appeals filed by the assessee and is arising out of the common order of the learned Commissioner of Income Tax (Appeals)-4, Jaipur dated 28.02.2022 [hereinafter referred to as (ld. CIT(A)] for assessment years 2016-17 & 2017-18 respectively. The said appeal was arising out of an order dated 24.12.2018 passed u/s. 143(3) r.w.s. 153A of the Act by the ACIT, Central Circle-3, Jaipur.
2 ITA No. 259 & 260/JP/2020

Shri Naresh Jhanwar

2. Both these appeals are listed together and heard on the same day. Even the issues involved in, both the appeals were common and thus disposed off by this common order.

3. As the facts are similar for both the years, we have taken the ITA No. 259/JPR/2020 for assessment year 2016-17 as lead case. The assessee has marched this appeal on the following grounds of appeal:-

"The Ld. CIT(A) has erred on facts and in law in confirming the addition of Rs. 4,52,59,300/- made by the AO u/s 68 of the Act by not properly appreciating the facts that:
i) AO has accepted the fact that assessee is engaged in the business of money transfer on commission basis for which no books of accounts are maintained by him and therefore the amount involved in the money transfer cannot be assessed u/s 68 of the Act.
ii) Assessee having declared the income from commission on money transfer under PMGKY for which certificate u/s 199C of the Finance Act, 2016 having been issued, the addition of the amount involved in money transfer is unjustified
iii) The AO having accepted at page 14 to 25 of the assessment order that the amount involved in the money transfer for the period 17.10.15 to 19.12.16 of Rs.127,21,69,800/- on credit side is almost the same at Rs.127,31,32,700/- on debit side, addition of the entire credit side ignoring the debit side is unjustified
iv) The AO has not rebutted the presumption laid down u/s 292C of the Act before making the addition.

2. The ld. CIT(A) has erred on facts and on in law in confirming the above addition by ignoring the fundamental concept of taxation of real income.

3. The ld. CIT(A) has erred on facts and on in law in incorrectly holding that assessee failed to provide complete name and address of lenders/ borrowers ignoring that the presumption laid down u/s 292C of the Act and also ignoring that the AO himself has verified few of the 3 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar lenders/borrowers on the basis of telephone number of these persons as explained to the AO vide letter dt. 12.12.2018.

4. The assessee craves to amend, alter and modify any of the grounds of appeal.

5. The appropriate cost be awarded to the assessee."

4. The brief facts of the case are that original return was not filed u/s. 139 of the Act for the year under consideration. A search was conducted on 20.12.2016 in case of M. B. & Sons Group, Sikar to which the assessee belongs. Various assets/ books of account and documents were found and seized as per annexure prepared during the course of search. Thereafter, the jurisdiction was assigned to ACIT, Central Circle-3, Jaipur. Accordingly, notice u/s. 153A of the Act was issued and duly served upon the assessee. In compliance return of income was efiled on 15.01.2018 declaring total income at Rs. 6,00,480/-. The ld. AO noted the assessee runs business of M/s. V. N. Impex and is engaged in the business of money transfer on commission basis. He transfer the cash money of many parties and Shri Ram Kumar Soni ( M. B. & Sons Group, key person ) is one of them. Assessee for this money transfer business did not maintain any books of accounts. The modality of this money transfer business was explained by him in the statement recorded during the search 4 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar proceedings on 21.12.2016. The relevant part of his statement extracted as under:

ᮧo 25 कृ पया आपके Money transfer के वसाय के बारे म िव तृत प से समझाइए ? उ० इस वसाय म म िविभ लोग को भारत म उनके इि छत थान पर नगद फ ड उपल ध करवाने का काय" करता #ँ। इस हेतू ित&दन म फोन के मा(यम से &कसी थान पर पैसे देने वाले व लेने वाले क* detail नोट कर लेता #ँ &फर स,बि.धत सौद का आपस म िमलान करवा देता #ँ। इस काय" हेतू मुझे कमीशन के प म आय होती है । कमीशन क* दर 1,00,000/- का सौदा करवाने पर 100 0 से 200 ० तक क* है जो &क मुझे नगद म ा0 होती है। यह कमीशन उस पाट2 से िलया जाता है िजसक क* हम पैसे &दलवात ह ।
0 26 कृ पया बताएँ &क आप अपने Money transfer के वसाय हेतू &कस कार क* लेखा पु तके Maintain करते है तथा ये लेखा पु तके कहाँ रखी गई है ?
उ० म मेरे Money transfer के वसाय क* कोई regular books of account maintain नही करता #ँ। म मेरे इस वसाय का क7ा िहसाब िवभाग 8ारा ज त द तावेज / डाय9रय म ह तिलिखत रखता #ँ।
In that answer he confirmed that he did not maintain any records for this business and offer the income based on the commission he receives. It is evident that the assessee is engaged in the business of money transfer (Angadiaya) for last more than 10 years (Answer to question no. 5 of the statement recorded on dated 20.12.2016).
A search was conducted at the business and residential premises of the assessee on 20.12.2016. In search following assets and documents were found:-
     Particulars        Cash                 Jewellery            Documents
                                  5                 ITA No. 259 & 260/JP/2020
                                                              Shri Naresh Jhanwar

     Residence at Rs.85,500/-        Gold jewellery    Note     pad
     104/72, Vijay                   337.60 Gms        loose papers
     Path,                           valued      at    and    mobile
     Mansarover,                     Rs.9,92,718/-     as       per
     Jaipur                                            annexure AS-
                                                       1to AS-7

     Locker No.96          -         Gold jewellery
     Dena Bank                       177.70 Gms
                                     and silver 1.46
                                     Kg Valued at
                                     Rs.4,49,459/-.

     Office at S-2, Rs.14,00,120/-          -          Loose paper
     223,                                              and diary as
     Kishanpole                                        per annexure
     Bazar                                             AS-1 to AS-
                                                       10.



5. It was submitted in the statement recorded u/s 132(4) dt.
20.12.2016 assessee explained the nature of transaction recorded in various diaries and loose paper seized from his residential and office premises. In reply to Q.No.25 he stated that he is engaged in money transfer business on which he earns commission @ Rs.100/- to Rs.200/- on Rs.1,00,000/-. In reply to Q.No.26 he stated that in respect of money transfer business he is not maintaining any regular books of accounts but the rough noting of this business is recorded in the loose papers/ diaries. In reply to 6 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar Q.No.27 he stated that cash of Rs.14,00,120/- found from his office is from his money transfer business. Thereafter in reply to Q.No.28 he offered income from money transfer business at Rs.48 lacs for FY 2010-11 to 2016-17. Again, in statement recorded u/s 132(4) dt.26.12.2016 he reiterated that he is engaged in money transfer business and accepted undisclosed income from commission of Rs.48 lacs between FY 2010-11 to 2016-17 as stated in statement dt.20.12.2016.
6. It was further submitted that assessee filed declaration on 03.04.2017 under PMGKY scheme where the above amount of Rs.48 lacs surrendered for tax in FY 2010-11 to 2016-17 was declared. The PCIT issued certificate u/s 199C of the Finance Act on 25.04.2017 in respect of the said declaration. The income so declared includes Rs. 7 lacs offered for AY 2016-17 and Rs.14 lacs for AY 2017-18.
7. It was further submitted that after search assessee filed the return in response to notice u/s 153A. In course of assessment proceedings assessee vide his letter dt. 05.11.2018 explained the 7 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar source of cash and jewellery found as also the nature of transaction recorded in the loose papers and diaries found in search. A list, giving names and contact no. of the persons referred in the seized annexure was provided. Thereafter vide letter dt.12.12.2018 he again explained the nature of transaction and manner of recording transaction in the seized document found in search. It was reiterated that on these transactions he only earned the commission income. Date wise working of the transaction recorded in the seized annexure from 17.10.2015 to 19.12.2016 was provided. According to this working the debit transaction in the name of various persons amounted to Rs.127.31 cr., credit transaction at Rs.127.22 cr. and commission income at Rs.11,92,300/-. Thus, the debit total and credit total are almost the same.
8. It was further submitted that the AO in the assessment order at Page 2, Para 4 accepted that assessee is engaged in the business of money transfer on commission basis, so. Thereafter AO in the assessment order has time and again stated that assessee has admitted that he is engaged in the business of 8 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar money transfer and the evidence of unaccounted money transfer in cash was found in search. The AO also mentioned that the Shri Naresh Jhanwar (assessee) and his employee Shri Prabhudayal Jat along with the evidence gathered during search establish beyond doubt that Shri Naresh Jhanwar is engaged in the activities of money transfer in cash (i.e. Hawala) which is illegal as per the provisions of FEMA (Foreign Exchange Management Act 2000) and PMLA (Prevention of Money Laundering Act, 2002).
9. During the course of search, the ld. AO observed that Annexure AS-Exhibit-1 is a Shree Kind Size Note Book having total 27 hand written pages. The details in these pages are from 01.12.2016 to 19.12.2016. Two pages are there for each date. The front page for any particular date is in the form of cash book. The back part of that page is details of any cash transferred directly at any place. The amount of commission for such transfer has also been written with those amounts. The assessee was asked to explain the entries recorded in those pages. The reply of the assessee is extracted as under :
िनवास थान से िमले Annexure-AS के Exhibits का (यानपूव"क अवलोकन कर मेरे िलया है। ये सभी Exhibits मेरे िनवास थान से िमले ह । मैन Exhibit -1 के सभी पेज 9 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar का (यानपूव"क अवलोकन कर िलया है। इस Exhibit -1 म , मेरे money transfer के Business से स,बि.धत नामे व जमा का िहसाब &कताब है। इसम कु ल 27 पृ= ह । िजसका &करण िन? है:
-से 1 - यह &दनांक 01:12.2016 का िहसाब है। िजस पर बांयी ओर नगद ाि0या तथा दाई और नगद क* गई राशी है। इस &दन का नगद शेष 24,97,220/- है।
-से 2 इस पृ= पर, मेरे 8ारा िविभ पाAटय को उपल ध करवाए गए तथा उनसे ा0 &कए गए नगद का िहसाब है। जो &क &दनांक 01.12.2016 का है। इस पृ= पर िलखी detaills का अथ" िन?ानुसार है -
बांयी ओर क* details का अथ"
(i) 4500 UJ का अथ" है &क 4,50,000/- D नगद, उ umeshbhai, जो &क सूरत के िनवासी है, से उठवाए ह अथा"त् िडलवाए गए ह ।
(ii) 4500/ Rsoniji का अथ" है &क 4,50,000/- नगर, रामकु मार जी सोनी िनवासी-सीकर (कम" - एम.बी. स.स) से उठवाए ह अथा"त् िलए गए ह ।
(iii) 6000/% RA का अथ" है &क 6,00,000 के नगर, रमेश दोदराज (अFवाल), िनवासी-सीकर से उठवाए है अथा"त् िलए गए ह ।
(iv) 5000/ Niki का अथ" है &क 5,00,0005 नगर, िनG*, िनवासी- जयपुर से उठवार है' अथा"त् िलए गए ह ।
(v) 5000/ Amit Bang ksg का अथ" है &क 5,00,000/- 5 अिनल जी, िनवासी &कशनगढ़ से उठवाए ह अथा"त् िलए गए ह ।
(vi) 20000/0 Manaj KMT का अथ" है &क 20,00,000/- मनोज, िनवासी &कशनगढ़ से उठवाए ह अथा"त् िलए गए ह ।
दाई ओर िलखी details का अथ"
(i) 4500/- R Soniji का अथ" है &क 4,50,000/- Jी नगद Jी रामकु मार सोनी िनवासी- के behalf पर, सूरत म , &कसी िK को &दलवाए थे । अथा"त रामकु मार जी को &दए ह ।
(ii) 25/00 CM R Soniji का अथ" है &क 2500 Jी रामकु मार सोनी िनवासी- से मुझे कमीशन के प ा0 Lए हे !
(iii) 4500/- RA - सीकर का अथ" है &क 4,50,000/- नगर, Jी रमेश दोडराज िनवासी सीकर के को Jी रामकु मार सोनी से &दलवाए ह ।
(iv) 6000/ MCI Baglore का अथ" हे क* 600000 Marble center India, Bangalore (कमल जी को Banglore म &दलवाए थे।
(v) 5000/ R. Ajmera Jodh का अथ" है &क 5,00,000/- ी राजेश अजमेरा को जोधपुर म Niki से &दलवाए थे।
(vi)    25/ CM का अथ" है &क 2500 के मेरा कमीशन है।
                                        10                     ITA No. 259 & 260/JP/2020
                                                                         Shri Naresh Jhanwar

      (vii)   5000/ R. Ajmera Bik     का अथ" है &क   5,00,000 Jी   राजेश अंजमेरा को
              बीकानेर म  िडलवाए थे।
      (viii) 20000/ R. Ajmera DL      का अथ" है &क 20,00,000 Jी राजेश अजमेरा को
             &दMली म  &दलवाए थे !


इसी कार ही, इस Exhibit 1 के अ.य 26 पृ= पर भी एक थान से दूसरे थान पर नगर &दल क* details. िलखी गई है। म , यह money transfer का काय" फोन 8ारा ही एक जगह से दूसरी जगह पर नगदी &दलवाने का काय" करता #ँ तथा सामा.यतया पैसे ा0 करने वाली पाट2 से कमीशन ा0 करता #ँ। यही मेरे money transfer के काय" का तरीका है।

10. Thus, he admitted that he was engaged in the business of money transfer and was earning commission on such money transfer in cash. He also admitted that the daily cash book details and details of day wise cash money transfers were there in the page of Annexure AS, Exhibit-1. But he has not furnished the details of the persons whose money in cash has been transferred by him. He was asked to furnish the name and complete details of those from and to whom cash was transferred vide show cause notice dated 10.10.2018. The reply of the assessee on this issue is reproduced here in below:

"Annexure-AS Exhibit-1 contain details of amount received /paid, from/to various persons for the period 01.12.2016 to 19.12.2016. This annexure record the receipt/transfer of amount and payment in which assesse acted as broker. For example page no. 1 which is dated 1-12- 16, contain the opening balance, amount received from certain persons on the left hand side, amount paid to certain persons on right hand side and the closing balance. On page no.2, the left hand side entries contain the details of amount with name of parties who transferred the amount and on the right hand side the amount with name of those parties to whom the amount is transferred. No balance is worked out on 11 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar this page. Further the commission earned is also noted on the right hand side with the entries of amount transferred. This page contain the transactions of money transfer effected through assesse out of station whereas page no. I contain detail of transactions where amount physically received and given through the office of assessee. In this manner the entries/transactions are recorded on other pages in this exhibit which can be verified. In the statements recorded w/s 132(4) dated 20.12.2016, the assesse in reply to Q15 explained the modus operandi of his business and each and every entry recorded on Page I and Page 2 in detail. Thus the manner of entries /transactions recorded also establishes that the assesse worked in capacity of broker to these transactions. The assesse in statement recorded during search stated that these transactions relate to money transfer from one place to another place and on such transactions he received commission from the recipient party. The assesse has already offered the commission income in Pradhan Mantri Garib Kalyan Yojana, 2016 for which certificate u/s 199C of the Finance Act, 2016 was received on 25.04.2017.
Your goodself has totalled the receipt side at Rs. 4,74,05,520/- and payment side at Rs. 6,93,43,750/- of various pages of this annexure and asked to explain the source of these transactions and to verify from regular books of accounts. In this connection it is submitted that these transactions are recorded for memoranda purpose by the assesse. The assesse was the broker to these transactions. He arranged to transfer the fund of one party to another party as per their request and earned commission for such activity. The name of person from whom the amount is received and the name of person to whom amount is paid is mentioned in the seized document against each transaction. Thus the source of transaction is recorded in the seized annexure itself. The assesse has explained the modus operandi of his business in detail in the statements recorded during search ws 132(4) dated 20-12-16. The presumption of section 292C is that the contents of the document found in course of search u/s 132 are true. Hence whatever is written in the document found in search is true. The source of transaction is mentioned in the seized document itself. Therefore your proposal to add the total amount of receipts and payments of Rs. 11,67,49,270/- is incorrect and contrary to the facts and legal position. It may also be noted that these transactions have been squared off as noted in the same exhibit. Certain instances of such squared off transactions is enclosed. The assesse earned commission from the transactions effected by him and therefore only commission income which is mentioned in the seized annexure can be assessed in the hands of assesse and not the entire amount of the transactions. Affidavit of assesse in this connection is enclosed. It may be noted that the assesse has already offered the commission income in Pradhan Mantri 12 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar Garib Kalyan Yojana, 2016 for which certificate ws 199C of the Finance Act, 2016 was received on 25.04.2017."

11. The ld. AO observed that assessee is engaged in the business of money transfer in cash but has only provided incomplete list of the persons involved in money transfer in cash though few contacts number have been submitted. The assessee has not discharged his burden of providing the identities of those involved in borrowing and lending cash. Thereafter, by reproducing the date wise transaction noted in the seized document as provided by the assessee vide his letter dated 22.12.2018, he by invoking the provision of section 68 made addition of Rs.4,52,59,300/- in AY 2016-17 taxing the same at 30% as per section 115BBE of IT Act and Rs.122,69,10,400/- in AY 2017-18 taxing the same at 60% as per section 115BBE of IT Act and thus, the assessment was completed based on the above set of facts.

12. Aggrieved from the order of the assessing officer, assessee has preferred an appeal before the ld. CIT(A). The Ld. CIT(A) held that the assessee failed to discharge the burden cast upon him of establishing the identity, genuineness and creditworthiness of the 13 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar persons from where he claimed these amounts were received. He further observed that assessee also failed to provide complete name and addresses of the persons to whom these amounts were paid as recorded on debit side. Once the assessee has failed to prove the identity of person from whom amounts is received, despite ample opportunity given during assessment and appellate proceedings, genuineness and creditworthiness also remained unexplained. The additional income of Rs.48 lacs declared in PMGKY does not state whether this amount is on account of commission income or interest earned from the cash loans found noted in seized records/ investment in the shape of advance. The assessee is trying to link this additional income with alleged commission on these hawala transactions and trying to give colour of money transfer business for the entire entries found noted in the seized records for which assessee failed to prove the source with plausible explanation. However, in PMGKY Scheme, assessee has declared Rs.7 lacs for AY 2016-17 and Rs.14 lacs for AY 2017-18 out of which Rs.14 lacs as available in cash was seized from assessee by the department during course of search and balance Rs.7 lacs was available with assessee for further lending. 14 ITA No. 259 & 260/JP/2020

Shri Naresh Jhanwar Therefore, benefit of telescoping of only Rs.7 lacs can be given. With regard to allowability of benefit of telescoping of undisclosed income declared for other years in PMGKY, it is not clear whether the same was utilized in the business or used for other personal purpose. Therefore, no benefit could be given for the same. As a results addition of Rs.4,52,59,300/- made in AY 2016-17 and addition of Rs.1,22,62,10,500/- made in AY 2017-18 is confirmed by the ld. CIT(A). The verbatim finding recorded by the ld. CIT(A) is also extracted here in below :

"3.5 I have perused the facts of the case, the assessment orders and the written submissions of the appellant for both AY 2016-17 and AY 2017-18. Appellant has taken Grounds No. 1 to 2.3 which are all related to addition of Rs. 4,52,59,300/- and Rs, 1,22,69,10,500/- made u/s 68 of the Act by the AO in AY 2016-17 and AY 2017-18 respectively. Since the issues in all grounds of appeal for both the assessment years are common, hence taken together for sake of convenience.
In this case search u/s 132 was carried out on 20,12.2016 at M.B. & Sons Group, Sikar and also on the assessee. During search, various documents, loose papers were seized & statements u/s 132(4) were recorded. In those statements, assessee stated that in the amounts written in diary/loose papers 2 (two) zeroes were omitted i.e. 10 is 1000, (actual amount is Rs. 1000). This statement was further confirmed by assessee during post search proceedings in statements recorded u/s 131 on 26.12.2016. During the assessment proceedings, AO specifically asked the assessee to furnish complete name & addresses of persons whose name and/or reference is appearing in seized records. Assessee simply gave names & place to which they belonged which is very sketchy and complete addresses were not given.. For those persons thus neither the identity could be established what to say for genuineness and creditworthiness.
15 ITA No. 259 & 260/JP/2020
Shri Naresh Jhanwar The assessee stated before AO that he is engaged in money transfer business (Hawala) & earned commission out of it which was declared in the PMGKY Scheme where total surrender of 48 Lakh was made for various years as commission received on these transfer of Hawala amounts.
The AO made the addition of the amount appeared in the credit side of the paper which was admitted by assessee in statement u/s 132(4) himself as amount received by him from various parties. AO further observed that since assessee failed to establish the identity of these parties as complete particulars of their full address such as plot no., colony etc. were not given and even PAN were also not given. Therefore, assessee failed to discharge the burden cast upon him u/s 68 of the Act.
In appeal, assessee reiterated the same facts as were submitted before AO. He also placed reliance on judgment of Hon'ble Settlement Commission in case of Ramesh Manihar dated 09.10.2018 wherein the Hon'ble Settlement Commission treated him as a money broker & settled his case by working out additional income of Rs. 50 Crore from money laundering transactions as brokerage earned from such activity. AO's comments were sought on the submission made by assessee. The said report was given to assessee for his reply. In rejoinder A/R again stated the same facts and further relied upon the decision of Hon'ble ITAT, Jaipur bench in the case of Shiv Prakash Bajaj V/s DCIT in ITA No, 368/JP/18 dated 24/09/2019.
On perusal of assessment order, it is seen that in page 4 and 5 para 6.2 and para 6.3 respectively, scanned copies of seized papers page 1 and 2 are reproduced. On perusal of these papers it is seen that there were two types of entries appearing. On top of the papers date is mentioned and left side (Cr.) of, 1St entry relates to opening cash with assessee on that particular day which further increased by the amount received by assessee from various persons whose names are also written in few cases in coded form. On the right hand side (Dr.), the amounts given to various persons & their names in coded form was also noted in few cases If any cash remained available after making payments it was noted as cash balance as on that date. AO made a complete chart of credit and debit side of entries noted in seized documents according to which total of both the sides i.e. amount received and paid by assessee comes to Rs. 1,27,31,327/-separately. Since assessee himself in the statement recorded u/s 132(4) admitted that he had omitted 2 zeroes in each entry, the actual amount of Rs. 1,27,31,327/- of cash receipts comes to Rs. 1,27,31,32,700/, Out of this 16 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar a sum of Rs, 4,52,59,300/- relates to AY 2016-17 & Rs. 1,22,69,10,500/-relates to AY 2017-18, for which additions were made in respective assessment years. In appeal also assessee's only contention is that he worked as agent doing money transfer business mainly for Ram Kumar Soni of Sikar & earned commissioner income from such money transfer business which was declared in PMGKY Scheme and since such income stood accepted, therefore, addition made be deleted. The plea of assessee cannot be accepted for reasons that assessee failed to discharge the burden cast upon him of establishing the identity, genuineness and creditworthiness of the persons from where he claimed these amounts were received. He also failed to provide complete name and addresses of the persons to whom these amounts were paid as recorded on Debit side, Once the assessee has failed to prove the identity of the person from whom amounts is received, despite ample opportunity given during assessment and appellate proceedings, genuineness and creditworthiness also remained unexplained.
Reliance placed on the decision of Hon'ble Settlement Commission judgment in case of Ramesh Manihar is misplaced as in that case Hon'ble Settlement Commission at page 48, while accepting additional income by treating it as from money laundering business has categorically observed that in that case names and address of borrowers/ lenders are available in seized records, Relevant observations are reproduced herein as under:-
"Other than the aforementioned assets, the department has not been able to bring to our notice any other assets of the applicants which have not been disclosed in the balance sheet to justify department's demand for making such astronomical addition to their income.
We further note the department has not been able to even point out assets matching the amount of Rs. 50,00,00,000/- disclosed by the applicants as the additional income as per the SOF. The Pr. CIT's observations on this issue are neither legally sustainable nor substantiated by any corroborative evidence seized during the search. We agree with the submission of the applicants that the names and addresses of borrowers/ lenders are available in the seized record and the department is free to take action as per law in their cases. We are therefore, not inclined to accede to the department's request to make an addition of Rs. 94,50,27,91,000/- on this issue.
17 ITA No. 259 & 260/JP/2020
Shri Naresh Jhanwar In the light of the facts and in the circumstances brought out before us, we fell that no interference on this issue is necessary."

It is settled proposition that once the assessee even failed to provide complete names and address of borrowers and lenders the source of investment remained unexplained. Therefore, assessee cannot take shelter of this decision of Hon'ble Settlement Commission. Regarding declaration of additional income declared in PMGKY as commission, it is seen from the letter dated 20.03.2017 filed to Pr. CIT (Central), Jaipur that amount of Rs. 48 lakh in various years was declared but it was not stated whether this amount is on account of commission income or interest earned from the cash loans found noted in seized record/investment in the shape of advances noted. Now assessee tried to link this additional income with alleged commission on these hawala transactions and tried to give colour of money transfer business for the entire entries found noted in the seized records for which assessee failed to prove the source with plausible explanation.

If the assessee failed to provide the complete name/ address of lenders/borrowers, the money noted in the seized records cannot be treated as borrowings and for this assessee has to fulfill all the conditions of identity, genuineness and creditworthiness as provided in Sec. 68 of the Act. Moreover, the AO during assessment proceedings asked to provide these details many times but assessee had made no effort to provide the same.

Regarding the judgment of Shiv Prakash Bajaj of Hon'ble ITAT Jaipur relied upon by the assessee in rejoinder to Remand Report it is seen that facts of this case are distinguishable. In that case, a hundi of 20 Lakh was found with a signed cheque issued by Roshan Lal Sancheti who had taken loan from Navin Maheshwari. Complete address of Roshan Lal Sancheti was available in seized papers in whose case proper action has been taken by Department. Under those circumstances, Hon'ble Bench treated the appellant as commission agent. Here as observed above, neither assessee provided complete name, addresses of lender /borrower nor been able to produce any of such person in support of his contention. Department thus, could not take any action against lender/borrower whose names are written in 18 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar coded form in seized papers. Therefore, it is the undisclosed income of the assessee which is recorded in seized papers under various names and since the assessee has failed to discharge the burden cast upon this and has not provided the complete addresses of names noted in seized paper, accordingly the addition made by AO as undisclosed income is confirmed.

However, in the PMGKY Scheme, assessee declared Rs. 7 lakh for AY 2016-17 & Rs. 14 lakh for AY 2017-18, out of which 14 lakh as available in cash was seized from assessee by the Department during course of search and balance Rs. 7 lakh was available with assessee for further lending. Therefore, benefit of telescoping of only Rs. 7 lakh can be given.

With regard to allowability of benefit of telescoping of undisclosed income declared for other years in PMGKY, it is not clear whether the same was utilised in the business or used for other personal purposes. Therefore, no benefit could be given for the same. As a result, addition of Rs. 4,52,59,300/- made in AY 2016-17 is confirmed and addition of Rs. 1,22,62,10,500/- is confirmed for AY 2017-18. Appeal for AY 2016-17 Is dismissed and appeal for AY 2017-18 is partly allowed."

13. Being aggrieved by the order of CIT(A), the assessee is in appeal before us. The ld. AR of the assessee has submitted his written submission on the grounds raised by him. The written submission is extracted here in below :

"1. At the outset it is submitted that AO has made the addition u/s 68. Section 68 of the Act reads as under:-
Where any sum is found credited in the books of an assessee maintained for any previous year, and the assessee offers no explanation about the nature and source thereof or the explanation offered by him is not, in the opinion of the Assessing Officer, satisfactory, the sum so credited may be 19 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar charged to income-tax as the income of the assessee of that previous year.
From plain reading of this section it can be noted that this section applies when any sum is found credited in books of accounts. Therefore,if the credit is not in the books of accounts, section 68 cannot be invoked. The definition of the books of accounts is given u/s 2(12A) of the Act as under:-
"books or books of account" includes ledgers, day-books, cash books, account-books and other books, whether kept in the written form or as print-outs of data stored in a floppy, disc, tape or any other form of electro- magnetic data storage device"

The definition of books of accounts is an inclusive definition. However, notepad, loose papers and diaries which can be easily detached and replaced cannot be termed as books. The AO at page 2 para 5 has also accepted that for money transfer business assessee has not maintained books of accounts. Therefore, recording in loose sheets, notepads and diaries cannot be regarded as the sum found credited in the books of the assessee for the purpose of section 68.Hence on the basis of the entries in such document/ paper, addition u/s 68 cannot be made. In this connection reliance is placed on the following decisions:

ArunaSankhlaVs. DCIT ITA No.484/JP/2016 dt.01.12.2017 (Jaipur) (Trib.) In this case Hon'ble ITAT at para 7.4 of its order held as under:
"After considering the rival submissions and the materials available on record, we are of the considered opinion that the seized papers cannot be treated as books of account. Furthermore, only the commission income can be assessed in the hands of the assessee @ 0.10% on a total of the credits of Rs. 91,67,81,272/-. The addition u/s 68 of the Act can be made only if any sum is found credited in the books of the assessee. A book means a collection of sheets of papers bound together with the intention that such binding shall be permanent and papers used are kept collectively in one volume. A book which contains successive entries of items maybe a good memorandum book but until those entries are totaled or balanced or both as the case may be, there is no reckoning and no accounts. A book which merely contains entries of items of which no account is made at any time, is not a "book of account" in a commercial sense. Thus the addition made u/s 68 is not justified. It is noticed that over and above the peak credit, the AO has further made an addition of Rs. 52,40,137/- on account of debtors exceeding the creditors. We have found that the peak determined by the AO is not correct, otherwise also, when once peak amount has been added then no separate addition is required. It seems that the AO has not properly prepared the list of debtors and creditors based on any logic. The Ld. CIT(A) has confirmed the addition of Rs. 52,40,137/- under the Provisions of Section 69B of the Act. This section 20 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar relates to investment made by the assessee in the acquisition of bullion/jewellery or other valuable articles but it does not speak about any investment in debtors. Moreover, Section 69B also stipulates the position where the investment exceeds the amount shown in the books of account. Since the assessee does not maintain any books of account wherein the debtors and creditors are reflected, therefore, this addition has also been wrongly made and upheld u/s 69B of the Act. Hence, in our considered opinion, only commission income has to be determined in this case and nothing more. Accordingly, we reverse the findings of the Ld. CIT(A) and order to delete the entire addition so made. Thus Ground Nos. 3 and 4 of the assessee are allowed.
DCIT Vs. Smt. Manishaben N. MashruITA No.958/RJT/2010 dt.04.01.2018 (Rajkot) (Trib.) "89. In the third ground, the Revenue challenges deletion of addition of Rs. 27.00 lakhs by the ld.CIT(A) on account of disallowance of fictitious liability.
90. We heard both the parties and perused record and the orders of the Revenue authorities. During the assessment proceedings, on the basis of papers found in the survey proceedings, the AO formed an opinion that the assessee was having credit balance of Rs. 8,05,000/-with M/s. Divya Travels, and in the books of the assessee the assessee has shown liability of Rs. 18,95,000/-. The AO held the same to be fictitious liability and taxed accordingly. Assessee challenged this addition before the ld.CIT(A) who deleted the addition on the ground that rough papers found from the premises of wife of the assessee were mere notebooks and diaries and not books of accounts of the assessee. Besides, he observed that wife of the assessee has owned up the noting in the rough diary and taxed accordingly. The ld.CIT(A) has also observed that there is no documents or material evidence with the Revenue to link flow of unrecorded transactions with the assessee. Since there is no contrary material brought before us by the Revenue to convince us to take a different view, we do not find any merit in this ground of appeal. It is dismissed."

DCIT Vs GSNR Rice Industries Pvt Limited (2021) 90 ITR (Trib.) 114 Chennai The relevant para 21 of this decision reads as under:

"21. The Income Tax Act, 1961 has defined books and books of accounts u/s.2(12A) of the Act, as per which books and books of accounts includes, ledgers, day-books, cash books, account books and other books, whether kept in the written form or as print- outs of data stored in a floppy, disk, tape or any other form of electro-magnetic data storage device. Therefore when books of accounts are clearly defined under the Act, then diary, notebook and retrieved data of computer CPU can be considered as books 21 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar of accounts or not is a question that needs to be considered. From the definition of 'books' or 'books of accounts', it is abundantly clear that books of accounts means regular books of accounts maintained by the assessee for any previous year to record day to day transactions of its business including ledgers, day-books, cash books, account books and other books. The term other books does not mean to include some dumb documents like diary, notebook or deleted entries of computer CPU. The term other books refers to any other books which are relevant and in consonance with ledgers, day-books, cash books, account books, etc. Therefore, in order to include any other books of accounts maintained by the assessee within the ambit of term 'other books', those books must be relevant in the business of the assessee to keep track of transactions. Hence, other books refers to in the ordinary course of any business of the assessee are stock books maintained in the ordinary course of business to record movement of stocks, books of accounts maintained for recording salary and wages as required under the Wages Act and other statutory books prescribed under any other law. But, it does not include diary, notebook and some other dumb documents maintained by any person for any reason. Therefore, in our considered view books refer to under section 68 means, regular books of accounts maintained by an assessee in the ordinary course of business to record its business affairs and also to prepare financial statements for the relevant year. Any other documents, including, loose sheets, dairy, note book and other unconnected documents cannot be considered as books, unless the same is part of books of accounts maintained by the assessee.
S.P. Goyal Vs. DCIT (2002) 82 ITD 85(Mum.)(Trib.) In this case the Hon'ble Tribunal held that loose sheet of paper torn out of a diary could not be construed as books for the purpose of section 68 and further held that addition could not be made simply on the basis of certain notings on loose sheets of a diary without any corroborative evidence in the form of extra cash, jewellery or investment outside the books.
The Ld. CIT(A) has not given any finding on these case laws nor controverted the argument of assessee and therefore, addition confirmed by Ld. CIT(A) u/s 68 of the Act is illegal and bad in law.
2. It is submitted that u/s 4 of the Act, income tax is to be charged in respect of total income of the previous year of every person. As per section 5 of the Act income of a person resident in India includes all income from whatever source derived which is received or is deemed to be received in India, accrues or arises or is deemed to accrue or arise in India or accrue or arises outside India. Thus what can be taxed under the Income Tax Act is only the income of an assessee. Hypothetical income cannot be taxed nor income can be taxed in vacuum. Thus the Act provides for taxation of real income. In the present case the fact that assessee is engaged in the business of money transfer on commission 22 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar basis has been accepted by the AO and is also evident from the statement of the assessee recorded u/a 132(4) as well as the various papers/ documents found in search. Even the search party on the basis of these papers and documents accepted that assessee is only earning commission on such money transfer activity and accepted the disclosure of Rs.48 lacs between FY 2010-11 to 2016-17. The same is also honored by the assessee by filing declaration under PMGKY scheme for which certificate u/s 199C of the finance Act, 2016 was issued by the Commissioner. Thus when the search party as well as the commissioner has accepted that in respect of transaction recorded in seized paper, what the assessee has earned is only commission income and this is also accepted by the AO in the assessment order, addition made in respect of amount involved in such money transfer activity is unwarranted and unjustified.
3. It may be noted that in the seized papers/documents jotting of the money transfer amount andthe commission received by the assessee is noted. In search also the assessee has explained the narration noted on these papers as reproduced at page 5 to 6 of the assessment order. On the basis of these papers a statement of money received from one person and transferred on his behalf to another person was prepared in assessment proceedings which is reproduced at page 14 to 25 of the assessment order. From this statement it is evident that amount credited in the name of one person, on the same date or within two to three days has been debited in the same name when the amount has been transferred to other person on his behalf.It is for this reason that the volume of the credit amount and the debit amount noted on these papers is almost the same. The paper clearly indicate that on these money transfer transaction the assessee received commission of Rs.11,92,300/-. As against this assessee has already offered commission income of Rs.7 lacs in AY 2016- 17 and Rs.14 lacs in AY 2017-18 which is much more than the commission income recorded in the seized document. The assessee in course of assessment proceeding has also submitted an affidavit dt.05.11.2018(PB 63-64)where these facts are affirmed. This affidavit is not controverted by the lower authorities. Therefore,addition made for the volume of such transaction is unjustified.
4. It is submitted that as per the provisions of section 132(4A) of the Act it is presumed that the contents of the books of accounts and other documents found in the possession or control of any person in the course of search are true. Similar presumption is drawn u/s 292C of the Act for the purpose of assessment. Section 292C reads as under:-
292C. (1) Where any books of account, other documents, money, bullion, jewellery or other valuable article or thing are or is found in the possession or control of any person in the course of a search under section 132 or survey under section 133A, it may, in any proceeding under this Act, be presumed--
23 ITA No. 259 & 260/JP/2020
Shri Naresh Jhanwar
(i) that such books of account, other documents, money, bullion, jewellery or other valuable article or thing belong or belongs to such person;
(ii) that the contents of such books of account and other documents are true; and
(iii) that the signature and every other part of such books of account and other documents which purport to be in the handwriting of any particular person or which may reasonably be assumed to have been signed by, or to be in the handwriting of, any particular person, are in that person's handwriting, and in the case of a document stamped, executed or attested, that it was duly stamped and executed or attested by the person by whom it purports to have been so executed or attested.

The CBDT in Circular No.3 of 2008 dated 12.03.2008 in the explanatory notes to provisions relating to Direct Taxes, clarified the rational of introduction of section 292C of the Income Tax Act, 1961 by which the presumption u/s 132(4A) of the Act has been extended to proceedings u/s 153A of the Act. The relevant extract from the said circular is reproduced below.

"69. Clarification in respect of presumption as to seized books of account, money, bullion, jewellery or other valuable article or thing to other proceedings under the Income-tax Act.
69.1 The provisions of sub-section (4A) of section 132 provides that the books of account, money, bullion, jewellery or other valuable article or thing found in the possession or control of any person in the course of a search under section 132 will be presumed to belong to the said person. It is further provided that it will be presumed that the contents of such books of account and other documents are true; and that the signature and every other part of such books of account and other documents which purport to be in handwriting of any particular person or which may reasonably be assumed to have been signed by, or to be in the handwriting of, any particular person, are in that person's handwriting, and in the case of a document stamped, executed or attested, that it was duly stamped and executed or attested by the person by whom it purports to have been so executed or attested.
69.2 A new section 292C has been inserted so as to clarify that presumptions provided in sub-section (4A) of section 132 can be made in any proceedings under this Act."

It is thus clear from the above that in order to give effect to the legislative intent, while bringing in section 132(4A) of the Act of presumption, the provisions of section 292C of the IT Act, 1961 was brought in the statute 24 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar vide Finance Act, 2007 with retrospective effect from 01.10.1975. It would thus suffice that section 292C of the Income Tax Act, 1961 lays down a binding deeming fiction that the books of account, other documents, money, bullion, jewellery and valuable article or thing found in the possession/control of the person would be deemed to belong to the person in whose possession/control it is found and seized and the contents of the books of account or other documents are true. As held in the judicial rulings, the sole exception to this rule is that if it is alleged that the contents are not true or does not belong to that person, then the person alleging so is obliged to establish it. In this regard reliance is placed on the following judgments:-

Ramanlal P. ChordiaVs. ACIT (2001) 20 CCH 0047 (Pune)(Trib.) The assessee, as a broker, was arranging the finance for various persons (borrowers) and the amounts were obtained from the various parties (lenders). The amounts were generally taken by the borrowers or a short period of say 3 months and which, if necessary, was being extended. The assessee was charging brokerage only to the borrowers and not to the lenders. His brokerage was to the tune of about 10 to 15 paise per month for Rs. 100 arranged for the borrower. If this money which is invested in this money-lending business belonged to the assessee, instead of brokerage he would have received the entire interest and in the diary No. 31, the entries of interest received would have been found. The brokerage in the entire year is around Rs. 3,52,000 while if the assessee had received the interest, this amount of interest would have been around 18 per cent (normal rate of interest) which would have been about Rs. 40 lakhs. Thus, diary No. 31, which is seized is itself an evidence in favour of the assessee that he was receiving only brokerage and not the interest and this fact itself indicates that as a broker he arranged the finance for the borrower from the lender and accordingly, the money did not belong to him.
On perusal, it is found that diary No. 27 is a ledger giving the accounts of various borrowers. It contains the accounts of the various borrower's and in the same accounts, the assessee has mentioned the names of the lenders in the coded _form (initials). As against these names are written the amounts again in code form (for example, 100 indicates Rs.1 lakh). The due dates on which the borrowers have to repay the amounts are also mentioned and if there are extensions sought by the borrowers, the extended dates also are mentioned clearly. Some of such accounts which have been fully settled have been scratched. If the assessee had not taken these amounts from the lenders there was no reason for him to write these initials of the lenders in these accounts. The fact itself indicates that he had borrowed the money from these various persons.
It is noted that both these diaries are considered by the Department as true, genuine and correct documents under s. 132(4A) and if that be so, the diary. No. 27 gives, on one hand, the ledger accounts of the borrower and in the same accounts, the amounts taken from the lenders are 25 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar mentioned. When the Department considers the diary as genuine, there is no reason for the Department to doubt these entries in the diaries regarding the lenders. The principle of law is that under s. 132(4A) the document found in search is genuine vis-a-vis the entire contents thereof and the Revenue is not justified in holding a view that only a part of the content, i.e., the name of the borrower, is correct and not the name of the lender. Hence, in this case on the facts the entire diary has to be considered as genuine, true and correct document and if that is so, the fact that the initials of the lenders are mentioned in the accounts of the borrowers, they are to be considered as genuine- Chandra Mohan Mehta vs. Asstt CIT (1999) 65 771.I (Pune) 327: (1999) 71 ITD 245 (Pune) and T.S. Kumarasamy vs. Asstt.CIT (1998) 65 TTD 388 (Mad) relied on.
Biren V. SavlaVs. ACIT (2005) 24CCH 0634 (Mum.) (Trib.) It is an admitted fact that diaries were maintained in the normal course of finance business. Diaries A-2 and A-4 reflected cheque transactions. The contents in the two sets of diaries are similar in nature. Against the name of the borrowers, the names of various lenders were written, against each transaction interest rate is mentioned. The names of lenders appear against more than one borrower on different pages. Similarly one borrower borrows money from different lenders. There are separate interest rates in respect of different lenders giving money to the common borrower. Each page is borrower-wise kept and no separate page or details is kept in respect of lenders. The transactions recorded in A-2 and A-4 are admittedly made through cheques and recorded in regular books of account and transactions in A-3 and A-5 are in cash and are not recorded in regular books of account. There are common parties in the two sets indicating thereby that some parties have taken money in cash as well as through banking channels. These diaries on right side reflect brokerage received by the assessee from various persons. The assessee is admittedly a finance broker arranging finance for various, persons, i.e., borrowers and money is obtained from parties, i.e., lenders. The money is generally borrowed for a short period of time which is at many times extended and a mark made in the diary. It seems that assessee is charging brokerage only form the borrowers and not from the lenders. The brokerage varies from 10 to 15 paise per hundred per month arranged for the borrower. The entries in A-3 and A-5 did not reflect that assessee is receiving interest. If the assessee had not arranged this finance from the lender then there was no need for him to write the names of such lenders. It is not possible to believe that assessee intended to hoodwink somebody by mentioning the names of lenders. If presumption under s. 132(4) is raised in respect of A-2 and A-4 then same should be equally and in identical proportion be raised in respect of A-3 and A-5. The principle is that a document found in search should be treated as genuine with respect to all the entries recorded therein. The Revenue is not justified in taking a view that only a part of the contents, i.e., the names of the borrowers is correct and not the names of lenders. Entire documents should read as a 26 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar whole and contents of entire documents should be treated as correct or rejected as a whole-- Navjivan Oil Mills vs. CIT (2001) 170 CTR (Guj) 224:
(2001) 252 ITR 417 (Guj), Kantilal Bros. vs. Asstt. CIT (2995) 51 MI (Pune) 513: (1995) 52 ITD 412 (Pune), Glass Lines Equipment Co. Ltd. vs. CIT (2001) 170 CTR (Guj) 470 : (2002) 253 ITR 454 (Guj), Mehta Parikh & Co. vs. C1T (1956) 30 ITR 181 (SC) and Chander Mohan Mehta vs. Asstt.

CIT (Inv.) (1999) 65 TTJ (Pune) 327: (1999) 71. ITD 245 (Pune) applied. First thing the AO has to prove is that it is the investment of the assessee. In other words, the ownership of the investment must be proved to be that of the assessee. The onus is on the Department to prove it before actually deeming the income, relevant to the investment, as that of the assessee. Further, the words used in s. 69 are "may presume". It casts discretion with the AO to treat the alleged investment as unexplained or explained. It goes without saying that such discretion has to be exercised judiciously. If the AO ignores the preponderance of probabilities then it could not be said that such discretion was exercised judiciously. For invoking s. 69, the Revenue has to establish that investment belonged to the assessee. In the present case, onus cast on the Revenue to establish that outgoings belonged to the assessee has not been discharged. Therefore, the deeming provisions of s. 69 cannot be invoked in this case. For making addition under s. 69, there ought to be some material to prove that outgoings taken by the borrowers belonged to the assessee.--CIT vs. Smt. P.K. Noorjahan (1999) 155 C.T.R. (SC) 509: (1999) 237 ITR 570 (SC) relied on.

Where certain document is found in the search from the premises of the assessee then a presumption is drawn under s. 132(4A) that 'transactions recorded therein belonged to the assessee. But such presumption is not absolute. Presumption under s. 132(4A) is rebuttable as the words used in the section are "it may be presumed". It is only a question of fact as to whether investment in loan advanced belonged to the assessee or not, and such presumption about ownership is always rebuttable. Under s. 132(4A) like in s. 114 of Evidence Act, the words used are "may be presumed". It is not a mandate that whenever books of account, etc. are seized, the authority shall necessarily draw the presumption irrespective of any other facts, which may dissuade the Court or the authorities from doing so. Thus, when the AO raised the presumption under s. 132(4A) about A-3 and A-5 that outgoings so recorded in them are investment for the assessee, then the assessee simultaneously discharged the burden lay on 'him by submitting that A-2 and A-4 are also a similar record of the events as A-3 and A-5 and once outgoings recorded in A-2 and A-4 are treated as investment of the lenders, the similarly placed diaries A-3, A-5 also record the outgoings whose money/investment belonged to the third parties, i.e., the lenders. The AO did not point out any cogent reason as to why the onus lay on the assessee by virtue of presumption under s. 132(4A) is not discharged. The onus lying on the assessee regarding explaining the investments in outgoing or about the ownership of the investment is discharged the moment the AO accepted that the outgoings 27 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar recorded in similarly placed document A-2 and A-4 belonged to the third parties. After this, the burden again shifts to the Revenue to prove, with some additional material that even though outgoings recorded in A-2 and A-4 belonged to third parties but outgoings recorded in A-3 and A-5 belonged to the assessee. No such material has been brought on record or no cogent reasons have been advanced. There cannot be two standards of presumption, one for set A-2 and A-4 and other for A-3 and A-5.- CIT vs. S.M.S. Investment Corporation (P) Ltd. (1994) 207 .ITR 364 (Raj) and ITO vs. T. Abdul Majeed (1987) 64 CTR (Ker) 266: (1988) 169 ITR 440 (Ker) relied on.

Since all the entries in A-3/A-5 contain the names of the lenders, therefore, what the assessee means in the statement is that money was advanced through him and it does not, therefore, lead to the inference that money so advanced belonged to the assessee. Thus, not much weight can be given to the question and answers recorded on 3rd Jan., 1995 particularly when legal implication of the words used in the statement are not clear to the deponent and when he is under lot of stress due to search operation and-- fear of life, due to disclosure of the names of the lenders. Further, the statement cannot be read in isolation of seized documents, which reflect that borrowings by borrowers belonged to the lenders. This is particularly important when Department did not pursue further on the summons issued by it to the common lenders/ borrowers in two sets. Thus, merely on the basis of part of the statement in question No 5, it cannot be inferred that entire lending reflected in A-3/A-5 belonged to the assessee. It is an admitted position that there are common names of lenders and borrowers in A-2/A-4 and A-3/A-5. Nothing stopped the Department from pursuing these common entries by calling the details from the bank, from the regular books, summon the parties and record the statements about transactions so recorded in A-3/ A-5. The Department chose not to pursue the matter further in respect of some summons issued by the AO. If the Department accepts that entries common in two sets are genuine, then it should accept that all the entries in A-3/A-5 are genuine and true. Hence, nothing much can be derived from not providing names/ addresses of all the lenders/borrowers particularly when what was available in common list was accepted as true. Thus, there is no case for making addition in the case of the assessee under s. 69 and even under s. 68, in respect of the borrowings in the case of the finance broker. He can at best be assessed only on the finance brokerage. The additions so sustained by CIT(A) under s. 69 are hereby deleted.

Conclusion:

AO having accepted that the outgoings recorded in two diaries maintained in the normal course of finance business were from lenders to borrowers and the assessee was entitled only to his brokerage, outgoings found recorded in other two diaries with similar particulars could not, be treated as money belonging to the assessee and unexplained investment under s. 69 and there being no material on record so as to fasten the ownership of the outgoings to the assessee, addition was not called for.
28 ITA No. 259 & 260/JP/2020

Shri Naresh Jhanwar In the present case alsothe notebook/diaries/loose paper indicate that the amount received from one person is transferred to another person on the same date or within two to three days and on such money transfer transaction the assessee has received the commission. The content of these papers are not disputed by the lower authorities. Thus when the paper itself show that the amount involved in these paper do not belong to the assessee, the addition for such amount cannot be made in the hands of the assessee in view of section 292C of the Act unless the lower authorities rebut this presumption by bringing positive material on record.

5. The fact that the assesse has only earned commission on these transactions is also proved from the fact that in search no asset corresponding to the figures noted in these papers was found. In search cash of Rs.14 lacs and jewellery of Rs.14.42 lacs was only found from the assesse. No other movable or immovable asset was found. Therefore, in the absence of matching assets, the huge amount of Rs.127.31 cr. noted on these papers cannot be assessed as the income of assessee.

6. It may be noted that a search was also carried out in case of Ramesh Chand Manihar group on 07-01-2016 who was also engaged in finance brokerage. In his search also various papers were found suggesting that huge loan transactions in cash were carried through him. He therefore approached the Hon'ble settlement commission for settlement of his case.Hon'ble Commission vide its order dated 09-10-2018 in para 6.12.5 has given the following findings while settling his case:-

"We tend to agree with the AR of the applicants that once the department has accepted the explanation of the applicant with regard to modus- operandi conducted by them and accepted that the applicants are acting as the brokers, the amount of loans facilitated by them for various parties cannot be taxed as their undisclosed income under section 68 of the I.T. Act, 1961. The Pr.CIT, in his Rule 9 report, has categorically accepted that the applicants are working as brokers for facilitating loans to various parties and earning commission @ 1.2% per annum of the loan amount. The Pr.CIT has, himself, worked out the total unaccounted commission earned by both the applicants at Rs. 46,00,00,000/- during the F.Y. 2009- 10 to 2015-16. Once the department has taken the said position, it cannot proceed to tax the entire amount of the loan transactions under-taken through the applicants as their undisclosed income under Section 68 of I.T. Act, 1961 for the aforesaid financial years. The very fact that the department has already initiated actions under Section 148 of the I.T. Act, 1961 in the case of a number of lenders, it does not strengthen the case of the department to tax the entire loan amount as undisclosed income of the applicants.
29 ITA No. 259 & 260/JP/2020
Shri Naresh Jhanwar We are also inclined to accept the contention of the AR of the applicants that the disclosure of the names and addresses of the borrowers and lenders shall have no bearing whatsoever on the determination of the undisclosed income of applicants by the commission. We also take note of the fact that as against undisclosed brokerage allegedly earned by the applicants worked out at Rs.46,00,00,000/- by the department, the applicant have come out with the disclosure of income of the Rs. 50,00,00,000/- as per the settlement application which is more than the amount worked out by the department. We are not persuaded by the arguments of the Pr.CIT that in the event of non-disclosure of names and addresses of the lenders/borrowers, the entire amount of loan transacted by the applicant during F.Y. 2009-10 to 2015-16 amounting to Rs. 94,50,27,91,000/- should be taxed as applicants income u/s 68 of the I.T. Act,1961 for the simple reason that the department has failed to unearth the matching assets during the course of search conducted on the applicants.
We further note the department has not been able to even point out assets matching the amount of Rs. 50,00,00,000/- disclosed by the applicants as the additional income as per the SOF. The Pr.CIT's observations on this issue are neither legally sustainable nor substantiated by any corroborative evidence seized during the search. We agree with the submission of the applicants that the names and addresses of borrowers/lenders are available in the seized record and the department is free to take action as per law in their cases. We are, therefore, not inclined to accede to the department's request to make an addition of Rs. 94,50,27,91,000/- on this issue."

The fact of the case of assesse are similar to that of Ramesh Chand Maheshwari and therefore the addition of the amount mentioned on various papers as undisclosed income of the assesse as against the claim of assessee to assess brokerage income on the basis of these papers which is already offered for tax under PMGKY is unjustified. So far as the identity of the persons for whom transactions of money transfer has been carried out they have been stated by the assesse in his statement during search, in post search proceedings and the name with mobile no. of these persons was also provided during the assessment proceedings.The contact number of these persons are also available in the Samsung mobile of assesse seized during search. The business of assesse is such where the work of money transfer is done through telephone only. The assesse is not required to maintain or know the postal address or identity of the party. The AO has also examined the veracity of these mobile no. in course of the assessment proceeding by contacting on these no. to verify that whether these persons are existing or not but nothing adverse was found. Even a search was carried out in case of RamkumarSoni, Sikarwith whom the assessee has substantiated money transfer activity. Further as held by Hon'ble ITSC in the order of Ramesh Chand Maheshwari, the disclosure of the names and addresses of the borrowers and lenders shall have no bearing whatsoever on the determination of the undisclosed income of 30 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar assessee when it is established that assesse is only a broker to these transactions.

7. Hon'ble ITAT Jaipur Bench in case of Shiv Prakash Bajaj Vs. DCIT 368/JP/2018 dated 24-09-2019 held that a broker can't be held liable to pay tax on an income which does not arise or belonging to the assessee. The relevant finding of ITAT is as under:-

"It is not in dispute that the assessee surrendered a sum of Rs. 30.00 lacs on account of incriminating material found during the search, therefore, the transaction of loan between two independent parties even if through the service of the assessee being broker cannot be thrust upon the assessee for want of taxing the same in the hands of the actual parties to the transaction. The reasoning of the A.O. and the ld. CIT(A) for making the addition is that if it is not assessed in the hands of the assessee then it would be a revenue loss as the complete particulars of Shri Naresh Kumar Maheshwari were not furnished by the assessee and therefore, the assessee is responsible for the loss of the revenue and liable to pay tax. There is no provision in the Act to deem such income which is otherwise not an income of the assessee. The documents in question clearly manifest the nature of the transaction and the parties to the transaction. Particulars of one of the parties were already available on the seized material and the revenue has already attempted to tax the said income in the hands of ShriRoshalLalSancheti but the ld. CIT(A) has deleted the said addition on the ground that a loan cannot be assessed to tax except it is unexplained credit U/s 68 of the Act. Therefore, the assessee being a broker cannot be held liable to pay tax on an income which does not arise or belong to the assessee. At the most, the income for providing the service as a broker can be taxed in the hands of the assessee for the transaction of loan which the assessee has already offered to tax as part of the surrendered income. Since the revenue failed to assess the said amount in the hands of the parties to the transaction, therefore, it was attempted to tax in the hands of the assessee on the basis of presumptive provisions of Section 292C of the Act. Once the seized documents are free from any ambiguity and the transaction is between the two independent parties then in such a situation, the said document reveals the transaction of loan cannot be presumed to be the document belongs to the assessee for the purpose of assessing the income being unexplained loan. Hence, in the facts and circumstances of the case, the addition made by the A.O. and sustained by the ld. CIT(A) is not justified and the same is deleted."

8. The Hon'ble Bombay High Court in case of PCIT Vs. Alag Securities Pvt. Ltd. (2020) 425 ITR 658 dt. 12.06.2020 has held that where business of assessee centered around customers/ beneficiaries making deposits in cash amount in lieu thereof taking cheques from assessee, question of adding cash credit in the hands of assessee does not arise. Para 20 of this order reads as under:-

31 ITA No. 259 & 260/JP/2020

Shri Naresh Jhanwar "20. We are in agreement with the view taken by the Tribunal. In a case of this nature Section 68 of the Act would not be attracted. Section 68 would come into play when any sum is found credited in the books of the assessee and the assessee offers no explanation about the nature and source thereof or the explanation offered by the assessee is not in the opinion of the Assessing Officer satisfactory. In such a situation the sum so credited may be charged to income tax as the income of the assessee of the relevant previous year. But that is not the position here. It has been the consistent stand of the assessee which has been accepted by the First Appellate Authority and affirmed by the Tribunal that the business of the assessee centered around customers / beneficiaries making deposits in cash amounts and in lieu thereof taking cheques from the assessee for amounts slightly lesser than the quantum of deposits, the difference representing the commission realized by the assessee. The cash amounts deposited by the customers i.e., the beneficiaries had been accounted for in the assessment orders of these beneficiaries. Therefore, question of adding such cash credits to the income of the assessee, more so when the assessee was only concerned with the commission earned on providing accommodation entries does not arise."

9. The Hon'ble Delhi High Court in case of CIT Vs. Anoop Jain 424 ITR 115 dt. 22.08.2019 where the assessee was acting as a financial broker and there was material on record showing that amounts passing through his hands but there was no evidence that amount belongs to assessee, the amount assessed u/s 69A was deleted. The held part of this decision reads as under:-

"The very basis for making the additions was the inference drawn by the AO that the assessee has received pay orders and spent the monies for purchase of shares and units as a result of some 'financial quid pro quo'. There were certain facts that stood out which showed that these amounts received by the assessee as pay orders did not belong to him. The assessee was only a conduit through whom the amounts were floated. One of the essential conditions in section 69A of the Act is that the assessee should be the "owner of the money" and it should not be recorded in his books of accounts. There was overwhelming evidence to show the involvement of C acting on behalf of SP for SMI. The CBI also did not proceed against the assessee and that discounted the case of any collusion between the assessee and C along with P. The assessee was at the highest used as a conduit by the other parties and did not himself substantially gain from these transactions. In that view of the matter, the concurrent view of both the CIT(A) and the ITAT that the addition of the sum to the income of the assessee was not warranted was justified."

10. The Ld. CIT(A) has incorrectly held that section 68 is applicable in the present case without controverting the various arguments taken by the 32 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar assessee. She has tried to distinguish the decision of Hon'ble Settlement Commission in case of Ramesh Manihar and ITAT, Jaipur Bench decision in case of Shiv Prakash Bajaj on the ground that in these cases the name and address of borrowers/ lenders were available in the seized record. However, she has ignored the crux of these decisions where it is held that once it is accepted that the assessee is acting as a broker, the amount of loan facilitate by them for various parties cannot be taxed as their undisclosed income u/s 68 of the Act. The Ld. CIT(A) has also not controverted the fact that assessee has given name and contact number of the persons referred in the seized annexure (PB 33-35) and the AOhas also verified the existing of these persons by making call to few of them (PB 36). Only because the department could not take action against the lender or borrower would not mean that the amount noted on the paper which does not belong to assessee can be added to his income particularly when the income from commission earned from such transaction has been declared by the assessee under PMGKY scheme and accepted by the department.

In view of above,addition made by AO u/s 68 and confirmed by Ld. CIT(A) be directed to be deleted."

14. Relying on the above written submission the ld. AR of the assessee further submitted that in the search proceeding replying to the question no. 25 he has categorically accepted the fact that he is engaged in the business of the money transfer activities. He has already stated in the statement by way of example decoding the amount recorded in the diary that this money is belonging to those person and he has given the example and details of those person. For the reason best know there is not finding in the orders of the lower authorities about the averments made by the assessee. The assessee has already offered by the income related 33 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar to the search paper and declared this amount in the PMGKY and the authorities appointed in that scheme has already accepted the declaration and the same is supported by proof filed before us and is already available with the lower authorities. There is no finding on facts in the order that the telephone numbers given by the assessee are incorrect. Even the whatsapp chats were in detailed explained while giving the statements. There is no action to find the truth by the department to controvert the submission made in the statement recorded at the time of search. The credit and debit summation of all these pages are almost similar and the same is 12731327/- and 12721698/- so there is not much difference. The assessee has already made a statement the diary is not regular book it is just memorandum of the activities that he carries. As regards the FEMA and PMLA violation the statement of the AO are without bringing any material and the department has still it is not proved. Considering the facts on hand the invocation of provision of section 68 is also incorrect. There is no finding clear finding in the order of the lower authorities that how and what basis the seized material is books of account within the meaning of definition books given in section 2(12A) of the Act. The ld. CIT(A) has 34 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar without dealing with the argument that how the records seized is books and how the provision of section 68 applied in this case and thus the order of the ld. CIT(A) is non speaking on the issue. The search party has already accepted the contention of the assessee and based on that the disclosure was made by the assessee. The same cannot be looked a side and new addition is proposed. Based upon the information available with the assessee he has filed the detailed placed on record at page 33 to 35 of the assessee's paper book where in the details showing sr.no., Name of persons, page no of annexure AS -1, Page no. of Annexure AS- 2, Page no of Annexure A-4, address or location, contact no of parties. In spite of all these details made available there is not a single verification is done if done there is no reference in the orders of the lower authorities about filling of all these details and thus, the benefit of filling this details be given to the assessee and based on these information assessee has already established that he is engaged in the money transfer activities of these parties. Even if all the explanation is ignored then the assessee has accepted the money but has also paid the money recorded in the same set of evidence and law does not taxed the receipt it is the 35 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar income of the assessee that is to be charged. Either the document found is to be ignored as whole or it is to be accepted it cannot be half way. The department cannot blow the hot and cold way both the suit their own imagination. As regards the applicability of the section 68 he relied on the decision cited in the written submission. As regards the contention that this diary forms part of books of account or not he relied upon the decision in the Case of DCIT Vs. GSNR Rice Industries P Ltd. 90 ITR 114(ITAT(Chennai). This relied upon part is already discussed in the written submission of the filed by the ld. AR. The ld. AR of the assessee also relied upon the provision of section 292C and the CBDT circular no. 3 dated 12.03.2008. The same being discussed in the written submission the same was relied upon. The ld. AR differentiated the decision cited and relied upon by the revenue explaining that the same is not applicable to the facts of the assessee and therefore, the same is not to be considered. Thus, when the diary is explained, details of the person on whose behalf acted, revenue has not exercised to find the correct truth the diary cannot be considered as books and if so the credit and debit both transaction of the 36 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar same seized paper be considered while assessing the income of the assessee.

15. Per Contra the ld. DR appearing for revenue submitted that the assessee is one of the member of syndicate engaged in the business of unaccounted transaction. The assessee submited that he did not maintain any records of money transfer business is not correct as he has maintained the correct cash book showing opening and closing balance of this activity. The front side shows the transaction that he has done in Jaipur and back side the transaction with outstation parties. The assessing officer has discussed all these seized records in this assessment order and thus assessee is engaged in the organized business and transaction are also correctly recorded by him. He has not submitted the details of the all parties on whose behalf he has worked and in any many cases he has not submitted the mobile number of parties and thus the identity is not established. As the diaries are found from the premises of the assessee it is the duty of the assessee to submit the correct details. Section 68 is deeming provisions and thus the addition for all the credit is required to be confirmed and it has nothing to see the ultimate 37 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar assets found in the hands of the assessee at the time of search. Summarily he has heavily relied upon the findings given in the orders of the lower authorities.

16. The ld. DR has relied upon the following judicial decisions support their contentions;

a) Zaveri Diamonds Vs. Commissioner of Income Tax 25 Taxmann.com 552 where in the apex court held that "where the assessee firm had not disclosed names of persons to whom jewellery had been sod and also no evidence had been furnished by the assessee to establish that cash deposited in its bank account was in lieu of sales made of Jewellery, addition made to assessee's income on account of unverifiable sales was justified.

b) Jas Raj Dhoka Vs. Income Tax Officer, 29 SOT 66 (Jodhpur) Whether in view of fact that the assessee intended ot keep record of loans taken by him when he made entries thereof in diary impounded from his business premises, such a diary having account of assessee's transactions would be regarded as his books for purpose of section 68.

c) Haji Nazir Hussain Vs. Income Tax Officer 91 ITD 42 (Delhi) Whether whenever any money is received by assessee and is entered in cash book, it can be said that said sum is credited in books of assessee even though corresponding credit entry in the ledger account may be made subsequently.- Held Yes

17. The ld. DR appearing for revenue has also submitted a submission dated 08.11.2021 where in the following contentions were raised The Hon'ble Members, Bench-B, ITAT, Jaipur 38 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar Sir, Sub Appellate proceedings in the cases of Shri Naresh Jhanwar in ITA No. 259 & 260/JP/2020: Date of hearing: 09.11.2021 Kindly refer to the above subject.

2 In these two appeals filed by the assessee, similar grounds of appeal have been raised except the amount under dispute which is RS. 4.52 Crore and Rs. 122.62 Crore for AY 2016-17 and 2017-18 respectively. It would be appropriate to reproduce hereunder ground of appeal 1(i) filed by the assessee for AY 2016-17 as under:

1 "The Id. CIT(A) has erred on facts and in law in confirming the addition of Rs. 4,52.59.300/ made by the AO u/s 68 of the Act by not properly appreciating the facts that:
(i) AO has accepted the fact that the assessee is engaged in the business of money transfer on commission basis for which no books of accounts are maintained by him and therefore, the amount involved in the money transfer cannot be assessed u/s 68 the Act."

3. In the assessment orders under dispute, huge additions were made by the AO on the basis of seized note books, which have been sustained by ld. CIT(A). It is humbly submitted that the above ground of appeal was not specifically raised by the assessee before the Id CIT(A), though, the relevant submissions are appearing in the impugned appellate order of Id. CIT(A). However, there is no finding of the Id. CIT(A) on the issue as no specific ground of appeal was raised before it."

It is, therefore, humbly submitted that the above ground of appeal relating to the claim of the Id. AR that the seized notebooks were not books of accounts and thus no addition u/s 68 could be made should not be entertained as it is nothing but an additional ground of appeal, which requires verification of facts in order to determine whether the seized note books constitute 'books or books of accounts' or not as per provisions of section 2(12A) of the Act.

5. Further, since, the Id. AR has not made any prayer for admission of the same as additional ground of appeal along with justification thereof, it is humbly submitted that the same should not be admitted by the Hon'ble Bench.

39 ITA No. 259 & 260/JP/2020

Shri Naresh Jhanwar

18. We have heard the rival contentions and have also persuaded the submission and case laws advanced before us by both the parties for driving home to their arguments and logic. The ld. DR has relied upon three judgment which are difference on facts and are not applicable in this case as the facts of the case relied upon the case on hand are different. As the contention raised by the ld. DR taken vide submission dated 08.11.2021 that the assessee has not taken the ground is incorrect as the ld. AR shown our attention the order of CIT(A) at page 2 wherein the assessee has taken this ground is extracted by the CIT(A) as ground no. 2. On facts the ld. DR heavily relied upon the fact that the assessee has not submitted the details of all the persons against whose name the amount is recorded in the seized diary and thus he supported the order of the lower authorities. On the other hand ld. AR appearing on behalf of the assessee submitted that the definition of books of accounts is an inclusive definition. However, notepad, loose papers and diaries which can be easily detached and replaced cannot be termed as books. The AO at page 2 para 5 has accepted that for money transfer business assessee has not maintained books of accounts. Therefore, 40 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar recording in loose sheets, notepads and diaries cannot be regarded as the sum found credited in the books of accounts for the purpose of section 68. Hence on the basis of the entries in such documents / paper addition u/s. 68 cannot be made. The ld. AR for this contention has placed reliance on the following decision in his written submission:

ArunaSankhlaVs. DCIT ITA No.484/JP/2016 dt.01.12.2017 (Jaipur) (Trib.) para 7.4 of order held as under:
"After considering the rival submissions and the materials available on record, we are of the considered opinion that the seized papers cannot be treated as books of account. Furthermore, only the commission income can be assessed in the hands of the assessee @ 0.10% on a total of the credits of Rs. 91,67,81,272/-. The addition u/s 68 of the Act can be made only if any sum is found credited in the books of the assessee. A book means a collection of sheets of papers bound together with the intention that such binding shall be permanent and papers used are kept collectively in one volume. A book which contains successive entries of items maybe a good memorandum book but until those entries are totaled or balanced or both as the case may be, there is no reckoning and no accounts. A book which merely contains entries of items of which no account is made at any time, is not a "book of account" in a commercial sense. Thus the addition made u/s 68 is not justified. It is noticed that over and above the peak credit, the AO has further made an addition of Rs. 52,40,137/- on account of debtors exceeding the creditors. We have found that the peak determined by the AO is not correct, otherwise also, when once peak amount has been added then no separate addition is required. It seems that the AO has not properly prepared the list of debtors and creditors based on any logic. The Ld. CIT(A) has confirmed the addition of Rs. 52,40,137/- under the Provisions of Section 69B of the Act. This section relates to investment made by the assessee in the acquisition of bullion/jewellery or other valuable articles but it does not speak about any investment in debtors. Moreover, Section 69B also stipulates the position where the investment exceeds the amount shown in the books of account. Since the assessee does not maintain any books of account wherein the debtors and creditors are reflected, therefore, this addition has also been 41 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar wrongly made and upheld u/s 69B of the Act. Hence, in our considered opinion, only commission income has to be determined in this case and nothing more. Accordingly, we reverse the findings of the Ld. CIT(A) and order to delete the entire addition so made. Thus Ground Nos. 3 and 4 of the assessee are allowed.

19. Based on the various other decision relied upon by him in his written submission submitted that the ld. CIT(A) has incorrectly held that section 68 is applicable in the present case without controverting the various arguments taken by the assessee. She has tried to distinguish the decision of Hon'ble Settlement Commission in case of Ramesh Manihar and ITAT, Jaipur Bench decision in case of Shiv Prakash Bajaj on the ground that in these cases the name and address of borrowers/ lenders were available in the seized record. However, she has ignored the crux of these decisions where it is held that once it is accepted that the assessee is acting as a broker, the amount of loan facilitate by them for various parties the same cannot be taxed as their undisclosed income u/s 68 of the Act. The Ld. CIT(A) has also not controverted the fact that assessee has given name and contact number of the persons referred in the seized annexure (PB 33-35) and the AO has also verified the existing of these persons by making call to few of them (PB 36). Only because the department could not take action against the lender or borrower would not 42 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar mean that the amount noted on the paper which does not belong to assessee can be added to his income particularly when the income from commission earned from such transaction has been declared by the assessee under PMGKY scheme and accepted by the department.

20. The central board of direct taxes vide circular (F.No. 286/2/2002/IT, Inv.) dated 10th March, 2003, advised that Assessing Officers should rely upon the evidence/materials gathered during the course of search/survey operation or thereafter while framing the relevant assessment order. The ld. AR submits that the surrender made during the course of search and seizure by the assessee has got no value? and that too with the correct information found on the basis of the seized material. After careful consideration of the arguments advanced by the parties in view of the materials available on the record, the orders of the lower authorities and judgments cited by the ld. DR, we are of the considered view that a surrender made by the assessee cannot be solely made basis for assessment but it should be considered based on the corroborated evidence collected in the search and 43 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar the statement recorded based on that material. A surrender or confession on the part of assessee cannot absolve the department from doing its duty of collection of evidence of income which leads to information on what has not been disclosed or is not likely to be disclosed before the income-tax department. Similar is the view of the CBDT in the aforesaid referred circular as in general practice assessee takes plea that surrender or confession was made under fear, influence, pressure, threat or duress during the course of search and seizure, possibility of the same in all the cases cannot be totally ruled-out, therefore to secure the proper assessment it has been advised by the CBDT that there should be focus and concentration on collection of evidence of income which leads to information on what has not been disclosed or is not likely to be disclosed before the department. The CBDT has further advised that while recording statements during the course of search and seizure and survey operations no attempt should be made to obtain confession as to the undisclosed income. The CBDT has made it categorically clear that any action on the contrary shall be viewed adversely. Nothing new has been told in the CBDT circular as it is a well established principle of law that surrender or 44 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar confession cannot be made the sole basis for conviction. Likewise, an assessment cannot be made absolutely on the basis of surrender or confession, because it will lead to high handedness and arbitrariness against the assessee. The CBDT vide the aforesaid circular has only reiterated and made clear this aspect of the established principle. The purpose behind is also that in case of retraction of the assessee from the surrender or confession made by it before the searching party, the department should not feel helpless to assess the income of the assessee in absence of other evidence which it should have collected during the course of search. The documents seized during the search however suggested that the assessee was indulged in money transfer business. Even the documents seized suggest so and revenue did not controvert the very basic facts. Thus, the money which is received is mere for transferring from one place to another cannot be considered as income of the assessee. The facts and details required to be mentioned looking to the nature of activities carried out is available on record department has not find single evidence to disprove the contention of the assessee. We have considered the arguments advanced by the parties in view of the materials 45 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar available on the record and have gone through the orders of the lower authorities as well as the judgments relied upon by the parties. We thus find force in the case of the assessee that he was indulged in the activities of money transfer from one place to another on charging some commission from the clients based on the destination. In absence of contrary finding the whole amount received and recorded in the diary cannot be considered as income of the assessee. The contention of the assessee that it is beyond doubt that the assessee is not engaged in the money transfer of money business then commission earned on it only can be taxed in its hands and the whole amount. The case of the department is that the assessee has not explained the details of each credit entry that is recorded in the seized diary and thus it is the undisclosed income of the assessee. We do not agree with this contention of the department as from the documents seized which are also the basis of the assessment by the department, it is evident beyond doubt that the assessee was rendering services of transferring money on payment of commission and there is nothing on record to draw different inference. The initial burden has been discharged by the assessee that he was not owner of the money 46 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar and the nature of each credit and debit has been explained at the time of search it self. Even the credit and debit of the transactions recorded are almost tallied. The nature of business of the assessee is as such the details provided by the assessee is sufficient to carry out the job that he is based on the commission he is supposed to act. The department has not examined any single client and not placed any single evidence against what has been canvassed by the assessee. Thus, in the absence of the adverse finding the averments made by the assessee is correct. The ld. AO as well as the search team was appraised about the transactions apparent on records and in some of the case the details are evident from the whatsapp and their contract details and transfer of money viz a viz the owner of the transactions available on record but for the reasons best known not a single party was examined that the averments made by the assessee is correct or not and the same was not reduced from the total added in the income of the assessee. In the absence of the contrary finding the initial burden is discharged by the assessee and thereafter revenue has remained to be silent on the averments of the assessee. There no single evidence brought on record that 47 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar whatever averments that the assessee is making is correct or not? Thus, this non action on the part of the revenue cannot be a burden for tax on a amount which is in fact is not earned. In fact the money that he has recorded in the diary is the amount received by him for a particular job on a commission basis. The revenue has already searched the entire business and residential premises of the assessee, there is no unaccounted assets or investment made to the extent of the additions made in the hands of the assessee or of his any of the family members, not the other way the income earned and expended remained to be taxed as unexplained expenditure. Even though the assessee has submitted the name and telephone number which the department has not acted upon. Once the assessee based on the evidence acted to the best of his legal duty provided the information and this in-action on the part of the revenue, assessee cannot punished for adding all the amount for which he has acted as commission agent only and the real owner of the money has been of the parties whose information is recorded in the record seized. The averments of the assessee is not proved to be wrong, as he has already explained the transactions and the details available such as whatsapp chat and 48 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar mobile number of the persons and based on that information assessee has already discharged his onus and explained the entries. In all fairness even the coding of recording the transaction was also explained by the assessee. There is no doubt that initial burden of explaining the nature of transaction and the modus operandi is on the assessee which he has established. Thus, in such situation only the commission income is required to be taxed and not the whole credits. The ld. AO has already noted that the transaction done are not permitted under the other laws such as FEMA and PMLA but in the proceeding before AO he has ascertain the true and correct income of the assessee and not to adjudge the activity itself. Thus, to deal with the present case we have to see the nature of activity done viz a viz the materials found and seized. The assessee from the day one stated the correct activity and explained the nature of the transaction in the seized material. The department in the assessment proceeding or in the remind proceeding not placed anything contrary findings to what has been submitted by the assessee. Merely, the assessee has not submitted the complete details of all the hawala transaction he cannot be hold the owner of the money which he has just acted as 49 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar transporter or a service provider to arrange the transfer of cash from one place to another. This activity whether legal or illegal will not change the ultimate income that is to be taxed which has been earned by the assessee. Not only that under the income tax whether the income is legally earned or illegal has no impact so far as the taxability of income is concerned. The ld. AO instated of assessing the income has ignored the explanation furnished and punished him at the fault of the others whose details are already known to the department may be not the complete but there is no action on the part of the revenue find the truth. It is well established law that documentary evidence prevails upon oral evidence. The documents seized during search in the premises have very important role to play in arriving at a definite finding. The documents found and seized without any doubt suggest that the assessee was indulged in money transfer business which even revenue has accepted. Admittedly it is also the case of the revenue and there is no contrary finding to that in the orders of the lower authorities. Now the issue for adjudication before us is as to whether the assessee is the owner of the transaction recorded in the seized diary or is it part of the money with which assessee was 50 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar entrusted by its clients to transfer the same to the required destination on charging of commission? There is no dispute that person found in possession of assert or money is presumed to be owner thereof in absence of explanation or materials suggesting otherwise. In the present case the assessee's business and residential premises were searched. He has offered the income more than the assets found in the search. He has on the day of search stated that he is not the owner of the money recorded in the seized diaries. While adjudicating the issue we will have to examine and consider entire materials including money or investment / assets found during the course of search, and to see that, is there any nexus between the money or assets found and documents. And if there is no nexus between the documents and the money or the assets then certainly the revenue have no case. In other words, while considering the entire case in view of evidence found and submissions thereto advanced by the parties, that the transaction recorded in the seized material cannot be kept altogether apart in isolation and the other circumstantial evidence is totally ignored and kept as part and only the concentration be made with the amount recorded in the seized diary. In the search 51 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar the assessee has already based on the business practice admitted that they were charging commission of Rs. 100 per to Rs. 200 per lakh money transferred depending upon destination. Based on the evidence found the assessee has already offered a sum of Rs. 48 lac for all the years from financial year 2010-11 to 2016-17. Before the CIT(A) in the remind proceeding the ld. AO has not specifically co-related the income disclosed by the assessee viz a viz the income offered by the assessee in the return of income. Even the ld. CIT(A) or the ld. AO has not considered the nature of activity carried out by the assessee. The transaction recorded in the diary is mere memorandum records and based on that the income is required to taxed and since this records are not books of account no addition u/s. 68 is called for this ld. AR of the assessee relied upon the judgment of the co-ordinate bench decision in the case of Arun Sankhla Vs. DCIT in ITA no. 484/JP/2016. In this background, addition of total amount recorded in this account is neither income of the assessee nor the credit within the meaning of section 68 of the Act considering the definition of books given in section 2(12A) of the Act. Respectfully following the decision of the co-ordinate bench of Chennai ITAT we hold that based on the facts 52 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar that the assessee has already clarified that he did not maintain the books of account for money transfer business this loose note, diary cannot be considered as books unless the same is part of books of accounts and thus, since this diary is not books of account the provision of section 68 is not applicable. In the facts of this case ultimately the income is to be computed based on the statement of the assessee and that correct income is to be taxed in the hands of the assessee. As the assessee or the ld. AO has not calculated the amount chargeable to tax based on the statement of the assessee that he is earning Rs. 100 to 200 as commission per 1 lac he transfers. As, this amount is not quantified same is required to be determined. Therefore, we vacate the addition of Rs. 4,52,59,300/- but at the same time direct the ld. AO to calculate the commission on this transaction considering the already amount disclosed by the assessee and finally ld. AO is directed to tax correct commission income only in the hands of the assessee if not covered by the disclosure already made. While doing so the ld. AO is directed to recalculate the amount after giving sufficient opportunity of hearing to the assessee. With this direction we are 53 ITA No. 259 & 260/JP/2020 Shri Naresh Jhanwar disposing all the four grounds appeal. In terms of this observations appeal of the assessee is partly allowed.

21. We have heard both the parties and perused the materials available on record. The Bench has noticed that the issues raised by the assessee in the A.Y. 2016-17 are similar to the case of the assessee for the A.Y. 2017-18 and it is not imperative to repeat the facts of the case being similar grounds of appeal. Hence, the Bench feels that the decision taken by us in the case of the assessee for the A.Y. 2016-17 in ITA No. 259/JP/2020 shall apply mutatis mutandis in the case of the assessee for the A.Y. 2017-18 in ITA No. 260/JP/2020.

In the result, both the appeal of the assessee is partly allowed.

Order pronounced in the open court on 17/08/2022 Sd/-

Sd/-

         ¼ lanhi xkslkbZ ½                  ¼ jkBkSM deys'k t;arHkkbZ ½
       (Sandeep Gosain)                (Rathod Kamlesh Jayantbhai)
U;kf;d lnL;@Judicial Member           ys[kk lnL;@Accountant Member

Tk;iqj@Jaipur
                                       54                    ITA No. 259 & 260/JP/2020
                                                                       Shri Naresh Jhanwar

fnukad@Dated:- 17/08/2022
*Santosh.

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

1. vihykFkhZ@The Appellant- Shri Naresh Jhanwar, Jaipur
2. izR;FkhZ@ The Respondent- DCIT, Central Circle-3, Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur.
6. xkMZ QkbZy@ Guard File {ITA Nos. 259 & 260/JP/2020} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar