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 15, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

B.R. Joshi Roadlines, Ahmedabad vs Department Of Income Tax

     IN THE INCOME TAX APPELLATE TRIBUNAL 'C' BENCH : AHMEDABAD
     (Before Hon'ble Shri T.K.Sharma, J.M. & Hon'ble Shri A.N.Pahuja, A.M.)

               I.T.A.No. 2856/Ahd./2007 : Assessment Year 2004-05

        I.T.O., Ward-9(4), Ahmedabad      -Vs- M/s.B.R.Joshi Roadlines, Ahmedabad
                                                        (PAN : AACFB 1054D)
        (Appellant)                                            (Respondent)

                      Appellant by : Shri G.S.Souryawanshi, Sr.D.R.
                      Respondent by: Shri S.N.Soparkar

                                       ORDER

Per Shri T.K.Sharma, Judicial Member :

This appeal is filed by the Revenue against the order of ld. CIT(A)-XV, Ahmedabad dated 16.04.2007 for the assessment year 2004-2005.

2. Ground no.1 is against deleting the addition of Rs.45,000/- made by the AO on account of unexplained cash credit under section 68 of the I.T. Act, 1961. The facts relating to controversy involved in this ground of appeal are that in the previous year relevant to the assessment year under appeal, the assessee took loan of Rs.45,000/- from Smt. Lataben R. Joshi. This loan amount was received by account payee cheque. Confirmation of the creditor in writing having given the said loan was filed before the AO. In the assessment order, the AO observed that Smt. Lataben R. Joshi is not assessed to tax and said cash of Rs.45,000/- was deposited in her bank account on 04.11.2003 and on the same day she has transferred the said sum to the assessee firm. He took the view that the assessee failed to establish the creditworthiness and genuineness of the transaction. Therefore, he made addition of Rs.45,000/-.

3. On appeal, in the impugned order, the ld. CIT(A) deleted the aforesaid addition for the detailed reason given in para 1.3, which reads as under:

"13. On careful consideration of the facts and circumstances of the case in this regard, the loan amount of Rs. 45,000/- cannot be held to be the undisclosed income of the appellant u/s. 68 of the Act. In so far as the appellant 2 ITA No.2856/Ahd./2007 is concerned, the loan has been received by account payee cheque and the creditor has confirmed it in writing having given the said loan. The appellant has also been able to produce the copy of the bank statement to prove the source of loan money. Keeping into view the smallness of the amount involved as anybody for that matter can spare this much of money out of her or his past savings, the loan amount under consideration can reasonably be accepted to be a part of the Stridhan of Smt. Lataben R. Joshi. It is not always necessary that the creditor should be assessed to tax before giving any such loan or advance in small amount and it would be unfair to treat the same amount to be the undisclosed income of the appellant u/s. 68 of the Act. Accordingly, the addition of Rs. 45,000/- is deleted."

4. Aggrieved, the Revenue is in appeal before the Tribunal.

5. At the time of hearing before us, Shri G.S.Souryawanshi appeared on behalf of the Revenue and pointed out that just immediately before issuing the cheque of Rs.45,000/- to the assessee firm, the creditor, namely, Smt. Lataben Joshi deposited a cash of equivalent amount of Rs.45,000/- on the same day. Therefore, her creditworthiness is not proved and AO rightly made the addition.

6. On the other hand, Shri S.N.Soparkar, appearing on behalf of the Assessee, vehemently supported the order of the ld. CIT(A). The Counsel of the assessee pointed out that Smt. Lataben R. Joshi is wife of a partner of the assessee firm. She is not assessed to tax. The payment was made through account payee cheque. She was having sufficient savings and stridhan to advance loan of Rs.45,000/- which she was keeping in cash. He accordingly pointed out that looking to the small amount, ld. CIT(A) rightly deleted the addition of Rs.45,000/- made by the AO under section 68 of the I.T. Act, 1961. Therefore, the view taken by the ld. CIT(A) be upheld.

7. We have carefully gone through the orders of authorities below. Admittedly, the identity of the assessee is proved. Looking to the small amount and its deposit in the bank account of the creditor, namely, Smt. Lataben R. Joshi, before issuing a cheque of Rs.45,000/- though raised doubts, but looking to the status and smallness of the amount, in our opinion, the view taken by the ld. CIT(A) does not require any interference. We, therefore, decline to interfere.

3

ITA No.2856/Ahd./2007

8. Ground no.2 is against deleting addition of Rs.21,18,174/- on account of cession of liability under section 41(1) of the I.T. Act, 1961. The facts in brief relating to controversy involved in this ground of appeal are that the assessee firm under the head "Current Liabilities" has shown Rs.84,46,107/-, out of which the liabilities to the tune of Rs.21,18,174/- were found to be outstanding for more than three years. In order to verify the genuineness of this liability, the AO asked the assessee to furnish confirmatory letter with regard to the nature of transaction on account of which this liability had come into existence. The AO also asked the assessee to explain as to why this liability may not be treated to have ceased under section 41(1) of the Act because letter addressed to all these parties under section 133(6) have been received back unserved with the postal remark "Addresses not found". In response to this, before the AO, the assessee filed a detailed reply. After considering the said reply, the AO proceeded to hold the cessation of liabilities of Rs.21,18,174/- in terms of section 41(1) of the Act on the ground that the assessee has not furnished the PA Numbers of the parties concerned. The AO has also observed that all these liabilities being more than three years old, have become barred by limitation as per the Limitation Act. The AO also observed that the fact that the assessee did not make payment of these outstanding for more than three years, that means these outstanding dues are treated to be no more payable by the assessee. In support of his contention that the amount of Rs.21,18,174/- can be treated to be income of the assessee under section 41(1) of the Act, the decision of the Hon'ble Supreme Court in the case of T.V.Sunderam Iyengar & Sons Ltd. reported in 222 ITR 344 was cited so as to argue that if due to influx of time the liability ceases to be operative, the same is required to be taxed under section 41(1) of the Act.

9. On appeal, in the impugned order, the ld. CIT(A) deleted the same for the detailed reasons given in para 2.3, which reads as under:

"After having carefully considered the various arguments of the ld. Authorised Representative, I am of the considered opinion that application of Section 41(1) is not even remotely connected to the facts and circumstances of the present case. The Assessing Officer has allowed himself to he carried away by the fact that the liabilities under consideration have become barred by limitation being more than three years old. No such stipulation however, is provided in Section 4 ITA No.2856/Ahd./2007 41(1) which is sought to be applied by the Assessing Officer in this case. There is neither any cessation nor any remission of these liabilities which may invite the application of Section 41(1). There is no unilateral written off of the said liabilities by the appellant in its books of account also. The appellant is rather acknowledging the existence of these liabilities by making payments to its creditors from time to lime and the fact that considerable amount out of these liabilities already stood discharged as on 31 /3/2006, has completely been ignored by the Id. Assessing Officer. It is a fact that the outstanding balance of these liabilities as on 31/3/2006 remained at Rs. 7.51,841 /- only which should have been considered by the Assessing Officer at the time of framing the assessment at a much later date i.e. on 18/12/2006. In order to apply Section 41(1), it was obligatory on the part of the Assessing Officer to bring relevant material on record to establish that the liabilities under consideration have ceased to exist. Since no such material or findings are recorded in this respect, the application of Section 41(1) is devoid of any merit.
The other contention of the ld. Authorised Representative that the liabilities pertaining to the assessment year 2001-02 could not be examined afresh by the present Assessing Officer is also correct to a certain extent because the assessment for A.Y. 2001-02 was also completed under scrutiny in which the then Assessing Officer did not comment adversely regarding the genuineness of the parties under consideration from whom the appellant had taken the loans/advances. This is a case where the appellant has extended all possible cooperation in order to prove the existence of these liabilities. The decision of hon'ble ITAT, Ahmedabad 'C' Bench in the case of New Commercial Mills Co. Ltd. vs. DC1T - ( 73 TTJ (Ahd) 893) (supra) as is relied upon by the ld. Authorised Representative is squarely applicable to the facts and circumstances of the present case. In the cited case, the assessee had even refused to give the postal addresses of the creditors and the liabilities were as old as 10 to 15 years. Still, the hon'ble members of the ITAT by holding that Section 41(1) will not be applicable in such circumstances, has observed as under:
" .... In short the controversy in the instant appeal is that the Assessing Officer required postal addresses of all sundry creditors simply on the basis that these were old' liabilities and same will not be paid by the assessee. On failure to give postal addresses, Assessing Officer held that the assessee failed to prove existence of these liabilities, therefore, the same was treated as deemed income under Section 41(1) of I.T. Act. Two important questions are for consideration, firstly whether the action of the Assessing Officer for treating cessation of liabilities is correct and secondly whether the year under consideration is correct year of cessation of liabilities. The Assessing Officer has admitted the fact (hat these liabilities were carried forward from last 10 to 15 years, then why the year under consideration has been chosen to lax these liabilities. We do not find any cogent reason and material evidence in support that these liabilities have been ceased in the year under 5 ITA No.2856/Ahd./2007 consideration in the orders of the Revenue authorities. With this fact it is very difficult for us to agree with the Revenue authorities to tax such liabilities under Section 41(1) in the year under consideration."

In order to answer the question posed by the Id. Assessing Officer regarding the liabilities having become barred by limitation being three years old, the decision of ITAT, Jaipur Bench in the case of 1TO vs. R,B. Seth Moolchand Nemichand Pvt. Ltd. (1986) 24 Taxman 26 (JP) (Mag.) ™ will be very, relevant. In that case, the hon'ble members have held that just because a liability has become time barred, it cannot automatically be treated as income u/s. 41(1) of the Act. In the background of these facts and respectfully following the decision cited (supra), the action of the Assessing Officer to add the outstanding liabilities of Rs. 21,18,174/- by invoking the provisions of Section 41(1) of the Act cannot be upheld. Accordingly, the addition of Rs. 21,18,174/- is deleted."

10. Aggrieved, the Revenue is in appeal before the Tribunal.

11. At the time of hearing before us, the ld. D.R., relying on the reasoning given by the AO in para 4.2, pointed out that the assessee has not furnished the confirmatory letter along with PAN, as called vide this office letter dated 13.11.2006, to support its claim that liability existed in the account year under review. Therefore, the decision of the Hon'ble Supreme Court in the case of CIT-vs- T.V.Sunderam Iyengar & Sons Ltd. reported in 222 ITR 344 wherein it has been held that the liability has ceased to be operative due to influx of time and the same is required to be taxed under section 41(1) of the I.T. Act, 1961.

12. On the other hand, the Counsel of the Assessee pointed out that in the assessment order itself, the AO has reproduced the reply of the assessee wherein it was mentioned that payments were made to above creditors from time to time and as on 31.03.2006, the outstanding balance was only Rs.7,51,841/-. This factually proves that process of payment of the above creditors continued and liability was recognised when the AO framed the assessment. The Counsel of the Assessee further pointed out that the outstanding liabilities as on 31.03.2006 were discharged in subsequent years. In support of this, a chart was also filed explaining the year-wise position in discharging the same. On the basis of this chart, Counsel of the assessee pointed out that in the financial year 2007-08, the outstanding amount was only Rs.80/-. Counsel 6 ITA No.2856/Ahd./2007 of the assessee further pointed out that the controversy involved in this ground is covered in favour of the assessee by the decision of the ITAT, 'D' Bench, Ahmedabad in the case of Shri Rajesh Kumundlal Shah -vs- ITO in ITA No.424/Ahd/2006. Therefore, the view taken by the ld. CIT(A) is rightly made.

13. After hearing both the sides, we have carefully gone through the orders of the authorities below as well as the decision of the Tribunal in the case of Shri Rajesh Mukundlal Shah (supra), relied on by the ld. Counsel of the Assessee. The Tribunal, in this decision, held as under:

"9. We have heard both the parties and gone through the facts of the case as also the decisions relied upon. The provisions of sec. 41(1)(a) stipulate that where an allowance or deduction has been made in the assessment for any year in respect of loss, expenditure or trading liability incurred by the assessee and subsequently during any previous year, the assessee obtains whether in cash or in any other manner whatsoever, any amount in respect of such loss or expenditure or some benefit in respect of such trading liability by way of remission or cessation thereof, the amount obtained or the value of benefit accruing to him shall be deemed to be profits and gains of business or profession and accordingly chargeable to income-tax as the income of that previous year, whether the business or profession in respect of which the allowance or deduction has been made is in existence in that year or not. The ld. CIT(A) without even adverting to the decisions cited on behalf of the assessee, sustained the addition made by the AO u/s 41(1) of the Act. Undisputedly, the assessee did not receive any benefit nor the amount has been transferred to profit and loss account and thus, the amount did not become the assessee's own money. In these circumstances, as concluded by the Hon'ble jurisdictional High Court in Bharat Iron and Steel Industries(supra), the provisions of sec. 41(1)(a) are not attracted.
9.1 Hon'ble jurisdictional High Court in the case of CIT Vs. Silver Cotton Mills Co. Ltd., 254 ITR 728(Guj) held that simply because the period of limitation had come to an end for the purpose of filing a suit for recovery of the said amount or for taking appropriate action against the assessee, it cannot be said that there was a cessation of liability. The liability still remains, though it may not be enforceable at law on account of the provisions of the law of limitation. Relying upon the decision in the case of Sugauli Sugar Works (P.) Ltd. [1999] 236 ITR 518.SC), Hon'ble jurisdictional High Court further held that unless there is a cessation of liability or there is a remission of liability by the creditor, the liability subsists and, therefore, even if the entries are made to write back the expenditure, the amount so written back cannot be added in the income of the assessee as per the provisions of section 41(1) of the Act.
7
ITA No.2856/Ahd./2007 9.2 Hon'ble Bombay High Court in another case of CIT Vs. Chase Bright Steel Ltd.,177 ITR 128(Bombay) while relying upon their judgment in J. K. Chemicals Ltd. Vs. CIT, [1966] 62 ITR 34 held that the liability of an assessee does not cease merely because the liability has become barred by limitation. The liability ceases when it has become barred by limitation and the assessee has unequivocally expressed its intention not to honour the liability even when demanded.
9.3 Hon'ble Supreme Court in the case of Bombay Dyeing & Manufacturing Co. Ltd. v. State of Bombay, AIR 1958 SC 328, in para 23 of their decision observed as follows :
" 23. It has been already mentioned that when a debt becomes time barred, it does not become extinguished but only unenforceable in a court of law. "

9.4 The Hon'ble Supreme Court in the case of Sugauli Sugar Works (P.) Ltd. [1999] 236 ITR 518 held that unless there is a cessation of liability, income cannot be added as per the provisions of section 41(1) of the Act. Similarly, Hon'ble Gujarat High Court in the case of CIT Vs. Chetan Chemicals Pvt. Ltd. 267 ITR 770 (Guj) held that:

"On a reading of the provisions, it is apparent that before the section can be invoked, it is necessary that an allowance or a deduction has been granted during the course of assessment for any year in respect of loss, expenditure or trading which is incurred by the assessee, and subsequently during any previous year the assessee obtains, whether in cash or in any other manner, any amount in respect of such trading liability by way of remission or cessation of such liability. In that case, either the amount obtained by the assessee or the value of the benefit occurring to the assessee can be deemed to the profits and gains of business or profession and can be brought to tax as income of the previous year in which such amount or benefit is obtained. In the facts of the case on hand, without entering into the aspect as to whether the liability to repay the loans would be a trading liability or not, it is an admitted position that there had been no allowance or deduction in any of the preceding years and, hence, there is no question of applying the provision as such.
Section 28 of the Act deals with profits and gains of business or profession and clause (iv) thereof says that the value of any benefit or perquisite, whether convertible into money or not, arising from business or the exercise of a profession shall be chargeable as income under the head "Profits and gains of business or profession." In the facts of the present case, it cannot be said that the assessee-company was carrying 8 ITA No.2856/Ahd./2007 on business of obtaining loans and that the remission of such loans by the creditors of the company was a benefit arising from such business."

9.5 In the light of view taken by the Hon'ble Supreme Court and jurisdictional High Court in the aforesaid decisions, it is apparent that unless there is a cessation of liability or there is a remission of liability by the creditor, the liability subsists and, therefore, even if the entries are made to write back the expenditure, the amount so written back cannot be added in the income of the assessee as per the provisions of section 41(1) of the Act. In the instant case, there is nothing to suggest that the assessee has obtained any benefit either by way of remission or cessation of any liability while the aforesaid liabilities are continually admitted by the assessee in their Balance sheet . In these circumstances, we have no alternative but to vacate the findings of the ld. CIT(A) and delete the addition sustained by the ld. CIT(A). Therefore, ground nos. ground nos. 3 to 5 in the appeal of the assessee are allowed while ground nos. 1 & 2 in the appeal of the Revenue are dismissed."

13.1 It is pertinent to note that as per year-wise break-up of payment made to the outstanding creditors, it is clear that none of the creditors is covered under section 40A(2)(b) of the I.T. Act. The balance outstanding as on 31.03.2008 is 'Nil'. In these circumstances, following the decision of the ITAT, 'D' Bench in the case of Shri Rajesh Mukundlal Shah (supra), we incline to uphold the order of the ld. CIT(A) deleting the addition of Rs.21,18,174/-. Resultantly, this ground of appeal of the Revenue is rejected.

14. Ground no.3 is against deleting addition of Rs.2,84,855/- on account of loading and unloading expenses. Brief facts relating to controversy involved in this ground is that the AO has observed that major part of the expenditure claimed by the assessee has been incurred in cash and the assessee was unable to furnish the complete names and addresses of the Mukadams through whom such payments are being made to the labourers. Hence, the AO disallowed Rs.2,84,855/- being 20% of loading and unloading expenses claimed at Rs.14,24,277/-.

15. On appeal, the ld. CIT(A) has deleted the ad hoc disallowance of Rs.2,84,855/- made by the AO for the detailed reasons given in para 4.3 of the impugned order, which reads as under:

4.3 After having considered the various arguments of the ld.

Authorised Representative, I tend to agree with him that adhoc disallowance 9 ITA No.2856/Ahd./2007 of Rs. 2.84,855/- being 20% of loading and unloading charges cannot be sustained. The appellant is admittedly doing transport business where loading and unloading charges are bound to be paid. It is also an accepted fact that the labourers doing loading/ unloading are generally poor and illiterate people. They are not expected to be maintaining bank accounts etc. Since the labourers are hired in a group and are kept under the control of a Mukadam, the appellant lias no other alternate except to make the cash payments to these labourers through their group leader. This practice of making the payment to the Mukadam is being followed by the appellant from year to year and has never been objected. There is no mention of any violation of Section 40A(3) also in so far as these cash payments are concerned. In the background of these facts, the adhoc disallowance of Rs. 2,84,855/- cannot be upheld and is accordingly deleted."

16. Aggrieved, the Revenue is in appeal before the Tribunal.

17. At the time of hearing before us, the ld. D.R. vehemently supported the action of the AO. The ld. D.R. contended that the ld. CIT(A) is not justified in deleting the addition of Rs.2,84,855/- made by the AO. Therefore, he submitted that the order of the ld. CIT(A) be set aside and that of the AO be restored.

18. On the other hand, the Counsel of the Assessee vehemently supported the order of the ld. CIT(A) and pointed out that as the assessee firm is working in the remote tribal areas and all the labourers are hired under the control of the Mukadams, it is not practically possible for the assesse to control and supervise the labourers engaged at various site. The payment is made to Mukadams only who, in turn, makes the labour payment and prepares the labour payment registers, vouchers, etc. The ld. Counsel also stated that majority of the tribal labourers being illiterate, put their thumb impressions on the vouchers and such a practice is being followed right from the very beginning. Moreover, all the cash payments are made in small amounts and none of the payments attract any violation of section 40A(3). Hence, the disallowance deleted by the ld. CIT(A) is justified.

19. After hearing both the sides, we have carefully gone through the orders of the authorities below. It is pertinent to note that all the payments made by the assessee through Mukadam, who actually controls the illiterate labourers hired in a group, are of small amounts and the AO has not disputed regarding any violation of section 10 ITA No.2856/Ahd./2007 40A(3) so far as these cash payments are concerned. Moreover, the labourers, being poor and illiterate, do not maintain the bank accounts and it can not be expected from them also. In these circumstances, in our opinion, the ld. CIT(A) is justified in deleting the addition of Rs.2,84,855/- and it needs no interference from our side. Hence, this ground of appeal of the Revenue is rejected.

20. Ground no.4 is against deleting disallowance of Rs.1,02,637/- made by the AO on account of truck repairing expenses. Brief facts relating to this issue are that the AO observed that the assessee has incurred expenditure of Rs.5,13,185/- in cash in its Gwalior and Indore branch for truck repairing and the assessee has only furnished the summary of cash expenditure of both the branches but has not produced/furnished the individual cash vouchers. Hence, the AO disallowed Rs.1,02,637/- being 20% of the expenditure.

21. On appeal, the ld. CIT(A) deleted the disallowance of Rs.1,02,637/- made by the AO for the detailed reasons given in para 5.3 of the impugned order, which reads as under:

"5.3 After having considered the various arguments of the ld. Authorised Representative, I am inclined to agree with him that adhoc disallowance of Rs. 1,02,6377- being 20% of Rs. 5,13,1857- incurred on account of truck repairs, cannot be sustained. The nature of business being transport, the cash payments made towards truck repair expenses cannot be ruled out firstly because the truck drivers while moving on long trips, has to make cash payments in case of any emergency repairs. Secondly, the workshop owners at times also insist for cash payments. The cash payments under consideration appear to have been made in small amounts as no violation of Section 40A(3) has been reported by the Id. Assessing Officer in this regard. In the background of these facts, the adhoc disallowance of Rs. 1,02,637/- needs to be deleted."

22. Aggrieved, the Revenue is in appeal before the Tribunal

23. At the time of hearing, the ld. D.R. supported the order of the AO and contended that the order of the ld. CIT(A) is not justified because the assessee has not produced/furnished the individual cash vouchers. The assessee has only produced the summary of cash vouchers. Therefore, the order of the ld. CIT(A) be set aside and that of the AO be restored.

11

ITA No.2856/Ahd./2007

24. On the other hand, the ld. Counsel for the assessee vehemently supported the order of the ld. CIT(A) and pointed out that the assessee, being in the business of transport, has to make cash payments to the drivers for long trips, in case of any emergency repairs and the workshop owners sometime also insist for cash payments. Moreover, the AO has also not disputed at any point of time that these cash payments have violated the provisions of section 40A(3). Therefore, the ld. Counsel requested to uphold the order of the ld. CIT(A).

25. After having heard both the sides, we have carefully gone through the orders of the authorities below. It is pertinent to note here that the payments made by the assessee are of small amount and these payments do not attract the provisions of section 40A(3) of the I.T. Act, 1961, which is also not disputed by the AO. It is observed that the assessee, being in the business of transport, has to make cash payments to the drivers for long trips, in case of any emergency repairs and the workshop owners sometime also insist for cash payments. Therefore, we are of the considered opinion that the ld. CIT(A) is justified in deleting the disallowance of Rs.1,02,637/- and hence the order of the ld. CIT(A) needs no interference. Resultantly, this ground of appeal of the Revenue is rejected.

26. The last ground is against deleting the disallowance of Rs.2,88,960/- on account of truck repairing expenses. Brief facts relating to the controversy involved in this issue is that the AO observed that the bills/vouchers furnished by the assessee are not genuine partly because these are prepared on the computer with the same font and partly because there is no mention of any Sales-tax No. or C.S.T. No. etc on these bills/vouchers. Therefore, the AO disallowed Rs.2,88,960/- on account of truck repairing expenses.

27. On appeal, the ld. CIT(A) deleted the disallowance of Rs.2,88,960/- for the detailed reasons given in para 6.3 of the impugned order, which is as under:

"6.3 Considering the totality of the facts and circumstances of the case in this regard, the disallowance of the entire expenditure of Rs. 2,88,960/- cannot be sustained merely because the bills/vouchers have been prepared on the computer with the same font. It was submitted by the appellant before the ld.
12
ITA No.2856/Ahd./2007 Assessing Officer that majority of the payments have been made by cheques, the fact which has not been controverted by the ld. Assessing Officer. The other contention of the ld. Authorised Representative that Sales-tax no. is not mentioned on the bills because the sales-tax is not leviable on the labour charges, is also found to be logically correct. Under these circumstances, the disallowance of Rs. 2,88,960/- is deleted."

28. Aggrieved, the Revenue is in appeal before the Tribunal.

29. At the time of hearing, the ld. DR vehemently supported the order of the AO and submitted that the ld. CIT(A) is not justified in deleting the disallowance made by the AO.

30. On the other hand, the ld. Counsel for the Assessee submitted that the disallowance of Rs. 2,88,960/- made by the AO is not justified because the major part of the expenditure under consideration has been paid through account payee cheques. To support its contention that why the Sales-tax no. is not mentioned on these bills, the ld. Counsel submitted that all these payments are mainly labour oriented and since sales-tax is not applicable on labour charges, therefore, there is no question of having any Sales-tax no. Therefore, he submitted that the ld. CIT(A) is justified in deleting the addition of Rs.2,88,960/-.

31. Having heard both the sides, we have carefully gone through the orders of the authorities below. It is pertinent to note that major part of the expenditure has been made through account payee cheques and since payments are mainly labour oriented, therefore sales-tax is not applicable on labour charges and hence no question of having sales-tax no. arises. Therefore, we are of the considered opinion that the ld. CIT(A) is correct in deleting the addition of Rs.2,88,960/- made by the AO and no interference is required. Hence, this appeal of the Revenue is also rejected.

32. In the result, the appeal of the Revenue is dismissed.



             Order pronounced in the Open Court on 30.06.2011
                  Sd/-                                           Sd/-
             (A.N.Pahuja)                                 (T.K.Sharma)
           Accountant Member                              Judicial Member
                                Dated : 30/06/2011
                                       13

                                                      ITA No.2856/Ahd./2007




Copy of the order is forwarded to :
1) The Assessee
2) The Department
3) CIT(A) concerned
4) CIT concerned
5) D.R., ITAT, Ahmedabad

      True Copy

                                           By Order

                                  Deputy Registrar, ITAT, Ahmedabad
Talukdar/Sr.P.S.