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 29, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Acit, Circle-23(1),, vs Virender Narang,, on 23 July, 2018

                                    1                   ITA No. 525 & 548/DEL/2003



                       IN THE INCOME TAX APPELLATE TRIBUNAL
                           DELHI BENCH: 'G' NEW DELHI

                       MS SUCHITRA KAMBLE, JUDICIAL MEMBER
                                       AND
                     SH. PRASHANT MAHARISHI, ACCOUNTANT MEMBER

           IT(SS)A No. 525/DEL/2003 ( A.Y 1/4/1989 to 17/12/1999)

     M/S Virender Narang                    Vs   DCIT
     D-39, Panchsheel Enclave                    Circle-23(1)
     New Delhi                                   New Delhi
                                                 (RESPONDENT)
     (APPELLANT)

           IT(SS)A No. 548/DEL/2003 ( A.Y 1/9/1989 to 17/12/1999)

     ACIT                                   Vs   Sh. Virender Narang
     Circle-23(1)                                D-38, Panchsheel Enclave
     New Delhi                                   New Delhi
                                                  (RESPONDENT)
     (APPELLANT)

                    Appellant by    Sh. Satish Agarwal, CA
                    Respondent by   Sh. S. S. Rana, CIT DR

                    Date of Hearing         29.05.2018
                    Date of Pronouncement    23.07.2018

                                    ORDER

PER BENCH 01 These appeals are filed by the assessee as well as by the Revenue against the order dated 1/9/2003 passed by CIT(A)-XVI, New Delhi in case of Mr. V. K. Narang for a block period of 1/4/1989 to 17/12/1999.

02 The main concise ground raised by the assessee are 7 grounds as under:-

IT(SS)A No. 525/DEL/2003
1. That the Ld. CIT(A) has erroneously upheld the illegal 2 ITA No. 525 & 548/DEL/2003 action of the department taken against the assessee under section 132(1) of the Income Tax Act. None of the conditions of the said sub-section have been complied, no valid authorization was issued. The search conducted on the assessee was consequently illegal. The proceedings taken under section 158BC consequently resulting in the order passed under the said section is also illegal. The assessment made by the AO therefore, deserved to be annulled.
2. That the assessment framed by the Ld. AO by way of undisclosed income at a huge figure of Rs. 20, 51,12 300/-

was unsupported by any corroboration or material. There was no incriminating search material. Reliance placed by the Ld. AO on some annexures in support of her stand, was without any legal justification. The entire addition of Rs. 20, 51,12,300/- as assessee's undisclosed income for the block period deserved to be deleted.

3. That the Ld. CIT(A) having agreed that the AO's order being sketchy and non speaking order passed in haste, the same deserved to be vacated and assessment annulled as was in violation of principles of natural justice.

4. That the relief granted by the CIT(A) is inadequate. Having found that there was no material to support AO's order, he should have deleted the entire addition. The conclusion arrived by the Ld. CIT(A) is based on wrong facts.

That the Ld. CIT(A) has gone wrong in confirming a part of the illegal order passed by the AO estimating the alleged undisclosed income by fixing the same on Peak basis at Rs. 4.76 Crores for the block period , there is no relevant material to support the additions made by the Ld. AO and also the Written Submissions made before the Ld.CIT(A) have not been properly appreciated leading to erroneous order. The additions made, were purely based on conjectures and surmises.

5. That the Ld. CIT(A) has further gone wrong to confirm the levy of surcharge and interest u/s 158BFA (2) of the Act.

6. That the illegal order passed by the AO has been erroneously confirmed by the Ld, CIT(A) without appreciating that the same does not have a proper approval under section 158BG. Ina any case, the approval was mechanical. Hasty order which is non speaking and 3 ITA No. 525 & 548/DEL/2003 sketchy order has been passed violating the principles of natural justice.

7. That the order passed by the Ld. CIT(A) is bad in law and against the facts of the case.

The Revenue has also raised grounds as under:-

IT(SS)A No. 548/DEL/2003
1. On the facts and circumstances of the case, the Ld.CIT(A) erred in restricting the undisclosed income of rs.205112300/- to Rs.47679207/- thereby giving the assessee a relief of Rs.157433093/- by admitting fresh evidence and calculating the unexplained investment on peak investment basis ignoring that during the course of assessment proceedings,
(i) the assessee did not point out any mistake in the project-wise investment as
(ii) the assessee had not come up with the proposal of peak credits.

03 The brief facts of the case show that the assessee is an individual. He is also a partner of M/s Sonal Construction and Mr. Sahil Builders. He has also carrying on the development and sale of immovable property on his own. He is also a shareholder - Director in M/s MidLand Promoters Pvt. Ltd. as well as certain other Companies.

04 On 7/12/1999 a search u/s 132 of the Act was carried out at the residence of the assessee at 38, Panchsheel Enclave, as well as at M/s Sonal Construction. In M/s Sonal Construction, the assessee is a partner with Mr. S. S. Sodhi having equal share and in Sahil Builder, assessee is a partner with his brother and assessee is having 80% share. During the course of search, certain documents are seized from the premises of the two firms as well as the residence of the assessee wherein it was found that the assessee has earned unaccounted income on sale and development of the properties jointly in the name of the firms, other persons, in his HUF and along with his wife also. Subsequent to the search, the statement of the assessee was recorded where he did not explain the contents of the seized documents but has 4 ITA No. 525 & 548/DEL/2003 given evasive reply. Mr. S. S. Sodhi, his partner , was also examined but he also took the same path and did not explain the correct nature of the documents. The notice u/s 158BC was issued and consequent to that the assessee filed NIL return. The copy of the seized material was requested and the same was given to the assessee. Consequent to that the assessment u/s 158BC of the Act was passed in the hands of the assessee on 31/12/2001 where the total income of the assessee was determined at Rs. 20.51 crores. The assessee challenged the same before the CIT(A) who partly allowed the appeal of the assessee. However, with respect to the total addition of Rs. 20.51 crores he restricted it to Rs. 4.76 crores on peak basis as unexplained investment. Therefore, the assessee as well as Revenue both are in appeal before us.

05 Coming to the appeal of the assessee , main ground challenged before us is that the whole addition made by the Assessing Officer of Rs. 205172300/- deserves to be deleted. In the concise ground of appeal, all other ground were supporting this ground. 06 The Ld. AR submitted before us the written submission containing 17 pages which is as under:-

1) The Assessing Officer made addition on account of undisclosed investment in properties, undisclosed profit on sale of properties and supervision charges for overseeing the construction of certain properties on the basis of rough jottings on seized loose papers as worked out by the AO in assessment order and common annexure for M/s Sonal Constructions, Mrs. Neera Narang and the appellant attached to the assessment order for the block period.
2) The additions had been made by the Assessing Officer on the basis of rough jottings on loose sheets seized which figures have not been corroborated nor verified either from the sellers or buyers of the property or the contractors of the property during the course of assessment proceedings.
3) The appellant had furnished complete details of registered documents for sale purchase of properties, the evidentiary value of which cannot be disregarded in the absence of clinching evidence. Refer judgment of Delhi High Court in the case of Naresh Khattar (HUF) 261 ITR 664 5 ITA No. 525 & 548/DEL/2003 (Del) and C1T Vs. K.C. Agnes 26 1TR 354 (Ker).
4) The assessment has been made by simply adopting the rough jotted figures on various seized Annexures as undisclosed investment or undisclosed income as is evident from various paras of the assessment order and the Annexure attached to the assessment order.
5) The appellant had submitted to the Assessing Officer during the course of assessment proceedings under section 158BC that the seized Annexures were rough jottings and did not contain the record of any undisclosed investment or undisclosed income as alleged by him in his show cause notice. The allegations in the form of queries raised by the Assessing Officer have been treated to be the conclusions without making independent enquiry. The Assessing Officer has not been able to conclusively establish nexus of undisclosed income with scribbled amounts on loose sheets of seized papers.
6) It is in the above background, that the Delhi High Court had decided to set aside the case of M/s Sonal Constructions back to the Assessing Officer for making de-

novo assessment. Reference is invited to the observations of Delhi High Court in the case of Sonal Constructions vs. Deputy Commissioner of Income Tax 359 ITR 532 (para 19 &

21) which is a connected case.

"19. Counsel for the assessee strongly objected to the remand, though he would contend that neither Narang nor Sodhi was examined in the course of the assessment proceedings and asked to explain the seized documents and that no cross- examination of Sodhi was afforded to Narang. He would also submit that the findings recorded by the Tribunal are pure findings of fact and it is not open to this Court to interfere with them lightly. We do agree that this Court has limited jurisdiction to interfere with findings of fact recorded by the Tribunal. Interference would be justified only if such findings are irrational, perverse or unreasonable. It would also be justified if a finding of fact is arrived at by the Tribunal without any evidence. It is equally true that while examining the evidence, the Tribunal is not expected to put on blinkers; wherever necessary, it should scratch the surface, probe deeper and draw the appropriate inferences which accord with the normal course of human conduct and probabilities It is again true that merely because the appellate Court would have reached a different conclusion on the same evidence, interference with the findings of the fact of the lower Court would not be justified. Even if we approach the impugned 6 ITA No. 525 & 548/DEL/2003 order of the Tribunal keeping in mind the above well settled principles, we are afraid we cannot resist the need to remand the matter to the Assessing Officer for a denovo consideration of the assessment.
21. In the above circumstances, we are of the considered view that the order of the Tribunal as it stands cannot be countenanced. We vacate the same and remand the matter to the Assessing Officer. The Assessing Officer shall afford adequate opportunity of being heard to the assessee and complete the assessment afresh in accordance with law. The substantial question of law is answered in the negative, in favour of the revenue and against the assessee, subject to the order of remit to the Assessing Officer. The appeal filed by the Revenue is allowed in the above terms, with no order as to costs.
7) M/s. Sonal Constructions carried the matter to Supreme Court in SLP which was decided by the Supreme Court by modifying the order of the High Court to the extent that the case was restored to ITAT. The Supreme Court while disposing of the SLP further observed that the tribunal if it so feels could send the matter back to the Assessing officer.

Reference is invited to the last 5 lines of para 4 of the Supreme Court order:

Quote We make it clear that if at the time of consideration of the appeal, the Tribunal feels that the matter needs cross- examination of certain witnesses or further evidence, it will be open to the Tribunal to send the matter back to the Assessing Officer.
8) Without prejudice to above, AO has made an assessment of undisclosed income of Rs. 20,51,12,300/- on pure guess work, probabilities, conjectures-surmises and without examining the appellant or the buyers and sellers of properties for which he has computed undisclosed profit or undisclosed investment.
9) The Assessing Officer has invoked the provisions of section 132(4A) which puts onus on the searched person to explain the contents of seized documents, which is a rebuttable presumption.
10) The properties were sold and purchased after obtaining requisite clearance u/s 230A of the Act, from the department 7 ITA No. 525 & 548/DEL/2003 as applicable at that time for purchase and sale of immoveable property. The Assessing Officer did not choose to examine either the seller of the property or the buyer of the property and on the basis of jotting on the seized pages made the addition.
11) We are taking your honours' para wise to each of the additions to demonstrate that the additions made by the Assessing Officer were on conjectures-surmises, probabilities, guess work without bringing on record any corroborative evidence or material on record to justify the same and the assessment order was passed in haste without examining the appellant, Mr. S.S. Sodhi other partner of M/s. Sonal Constructions or any other party whether, buyer, seller or contractor of properties for which undisclosed income has been computed by the department.
(a) Reg. Para 3(1) of the assessment order and para 3 of the annexure attached to assessment order An addition of Rs. 1,02,17,611/- has been made for property bearing X-14, Hauz Khas, New Delhi, Annexure A- 1, Page no. 21 (Refer page 2 of the compilation of relevant seized material) further split into:
      i)     Supervision charges Rs. 19,26,994/-.

      ii)    Undisclosed profit Rs. 43,35,737/-

iii) Undisclosed investment Rs. 39,54,880/-
(Refer para 3 of the annexure to the assessment order).

The above property was in the name of Mr. Virender Narang, Mrs. Neera Narang, M/s. Sonal Construction and Mr. S.S. Sodhi. The appellant's share in the property was for basement floor.

Refer para 9(iv) page 130 for submission made before AO.

Also refer para 30a&b at page no.27-30 of the paper book for submission before CIT (Appeals).

'The appellant had purchased the above property from Shri Ram Lai Sachdev through Power of Attorney holder Shri Govind Lai Sikka.

Assessing Officer summoned Shri Govind Lai Sikka and examined him. The AO has drawn adverse inference 8 ITA No. 525 & 548/DEL/2003 perhaps from the statement of Shri Govind Lai Sikka in view of which cross examination of him is required.

As per the knowledge of the appellant no addition or rather no proceedings under section 158BD had been initiated against Mr. S.S. Sodhi who was l/4th owner of the property. The department has not considered the averments of the Assessing Officer as incriminating in the case of one of the owners, i.e. Mr. S.S. Sodhi inexplicably the seized paper has been considered as incriminating in the hands of the other co- owner. The evidentiary value of seized paper cannot be different for co-owners of the same property .

(b) Reg. Para 3 (2) of the assessment order & Para-1 of the annexure attached to assessment order :- Ref:

seized paper - Annexure A- 1. Page no. 21 (Refer page 2 of the compilation of relevant seized material ) The addition of Rs. 10,05,400/- @ 20% as undisclosed income from property J-12, Saket, New Delhi has been included in the income of the appellant towards alleged undisclosed receipt of supervision charges for the assessment year 1994-
95. The appellant has clarified in the affidavit and also before the C1T (Appeals) that the addition towards supervision charges was without the appellant being in receipt of any such income. There was no agreement with the joint venture parties or with the partnership firms for any such payments to be made to the appellant. Neither any such income was received by the appellant. It is settled Law that real income should be taxed and not notional income. Refer Supreme Court Judgment in the case of Soorji Valabhdas Vs. CIT. 46 ITR 144 (SC)
(c) Reg. Para 3(3) of the assessment order and para 2 of the annexure attached to assessment o r d e r R e f :
Annexure A-1, Page no. 21 (Refer page 2 of the compilation of relevant seized material) Similar addition of Rs. 14,87,100/- has been made in the hands of appellant towards supervision charges without any basis for supervision of property C-40 Anand Niketan, New Delhi which was in the name of M/s Sonal Construction, a partnership firm in ' which the appellant was a partner. The notional addition here again is without any corroboration or confirmation from the other partner Mr. S.S. Sodhi of the firm.
(d) Reg. Para 3(4) of the assessment order and para 4 of the annexure attached to assessment order Annexure A- 1, Page no. 21 (Refer page 2 of the compilation of relevant seized material) 9 ITA No. 525 & 548/DEL/2003 An amount of Rs, 1,15,100/- has been added as undisclosed income of the appellant towards supervision charges of property D-16 Pamposh Enclave, New Delhi which is only notional and has neither been received nor has accrued to the assesse.
(e) Reg. Para 3(5) of the assessment order and para 5 of the annexure attached to assessment order Annexure A1, Page no.21 (Refer page 2 of the compilation of relevant seized material) An addition of Rs.24,12,000/- has been made in the hands of the assessee as undisclosed profit along with undisclosed investment of Rs.83,90,000/- for property at D-198, Saket, New Delhi.

Refer para 9(vi) page 131 of written submission made to the Assessing Officer and para 32 at page no.30-32 of the paper book for submission made before the CIT (Appeals). The assessee had filed complete particulars of purchase, sale and profit declared for above property along with copies of balance sheet.

The assessee has purchased the property D-198, Saket, New Delhi from Mr. Ramesh Pasi who was examined by ADI. Similarly Mr. Rajiv Suri buyer of the property was summoned by the ADI during the course of post search enquiry which fact is on record The Assessing Officer did not choose to make further inquiry on the issue despite the appellant specifically requesting the AO to summon Mr.Pasi and Mr. Suri respectively if wanted to make any adverse inference. The Assessing Officer did not discharge his onus despite the express submission of the assessee on the issue. The ADI had examined both during post search enquiries and apparently no adverse finding was recorded by him. The addition has been made on conjectures surmises without any corroboration deserves to be deleted.

The examination of these two witnesses one being seller, the other being the buyer is essential for corroboration of addition, if it is to be sustained.

(f) Regarding : Para 3(6) of the assessment order and para 6 of the annexure attached to assessment order Regarding Asola Property:- Annexure A- 1, Page no. 29 (Refer page 3 of the compilation of relevant seized material).

An addition of Rs. 37,32,362/- has been made by the Assessing Officer which was enhanced by a sum of Rs 10 ITA No. 525 & 548/DEL/2003 48,86,134/- at page 18 (third line of top) while making calculation of peak credit by the CIT(Appeals) . The addition was made without any basis as simple sums without any narration that have been mentioned on page-29 of Annexure-Al at the bottom stating cost 85 lakhs and sale 1.85 crores has been treated as cost and sales respectively. The above amount was projected cost and the projected sale price neither the cost was incurred nor sale was effected. The land was a farm land and there was a restriction in by-laws for constructing a farm house beyond a particular percentage of Area (FAR was restricted) and the figure of Rs.85 lakhs was expected cost and expected sale price of Rs. 1.85 crores was mentioned in the paper as a projected planning which could not be the basis for addition without bringing on record any further evidence as already stated above.

The assessee vide his submission before C1T (Appeals) in para 33 a & b at page No.32-34 of the paper book had explained the complete facts as also pointed out the fact that the disclosed profits was fully vouched and was backed with requisite sale and purchase agreements which were seized during the course of search action.

(g) Regarding : Para 3(7) of the assessment order and para 11 of the annexure attached to assessment order :-

Annexure A- f, Page no. 29 (Refer page 3 of the compilation of relevant seized material) An addition of Rs.8,79,500/- was made in the hands of Mr. Virender Narang for undisclosed profit from sale of terrace rights of property No.53 Hemkunt Colony, New Delhi. The assessee had explained to the AO as also to the CIT (Appeals) that the appellant was not the owner in view of which addition could not be made in his hands refer para 34 page no.34-35 of the paper book for submission before CIT (Appeals), para 9(viii) page no.134 of the paper book for submission made before the Assessing Officer. The addition deserves to be deleted.
(h) Reg. Para 3(8) of the assessment order and nara 13 of the Annexure (Rs. 35.60.000/- for property bearing number S-5, Basement, East of Kailash, New Delhi) Annexure A- 2, Page no. 26-27 (Refer page 6 of the compilation of relevant seized material) The above property was not owned by the appellant. The AO could be referring to property S-5, Greater Kailash instead of S-5, East of Kaillash.
11 ITA No. 525 & 548/DEL/2003

The Assessing Officer by his own working has estimated the unexplained investment vide para 13 of Annexure to the assessment order at Rs. 3,56,000/- whereas he has due to a clerical error made an addition of Rs. 35;60,000/- as undisclosed income on account of above property. However the C1T (Appeals) had corrected the amount of addition while computing peak credit. The above property was owned by M/s. Sahil Builders in view of which no addition could be made in the hands of the appellant which fact had been pointed out to the Lower Authorities.

The same Assessing Officer had made block assessment under section 158BC of the partnership firm M/s. Sahil Builders in which he has not made any addition on this account. (Refer page 35 page 35 of paper book for submission made before the CIT (Appeals). The appellant had explained to the CIT (Appeals) and the AO that there was no such property that was ever owned by the appellant.

(i) Reg. Para 3(9) and 3(10) of the assessment order and para 14 of the Annexure (Rs. 18,00,000/- for property E-266, Greater Kailash, Part-1, New Delhi and H- 43A) :- Annexure A- 2, Page no. 26-27 (Refer page 5-6 of the compilation of relevant seized material) An addition of Rs. 18 Lakhs has been made for investment in Property E-266, Greater Kailash, Part-1, New Delhi. This property was owned by Mrs. Neera Narang as 100% owner. Moreover, 1st Floor of property E-266, Greater Kailash-1 was purchased in 1984 and sold in the year 1990 {Refer page 37, last portion of para 36 of paper book containing submission before CIT(A)}.

The amount was expected sale realization which is evident from perusal of seized page-26-27 of annexure A2.

The amount of Rs. 27.25 Lakhs for property bearing no. H- 43A, Kalkaji, New Delhi. (page-26-27 of annexure A2) was also added in the hands of the assessee. The said property was owned by M/s Sahil Builders.

The addition with respect to both the properties deserves to be deleted.

(j) Reg. Para 3(11) of the assessment order and para 15 of the annexure attached to assessment order : R-l Nehru Enclave, New Delhi- (Annexure A15 page-1-3) An addition of Rs. 35,81,863/- was made by the Assessing Officer vide para 15 of the annexure to the assessment order 12 ITA No. 525 & 548/DEL/2003 for property bearing number R-l, Nehru Enclave, New Delhi. This property was not owned by the assessee. M/s. Sahil Builders had acted as a contractor only for this property and the appellant did not have ownership of the property in view of which the question of unexplained investment does not arise. (Refer submission before AO (Refer para 18, page 139 of Paper Book for submission before AO for clarification given to the AO that the property was not owned by the appellant and M/s. Sahil Builders had acted as contractor for construction of the property).

(k) Reg. Para 3(12) of the assessment order and para 16 of the annexure attached to assessment order (as per AO based on page 5 of Annexure A-40) (Refer page 16 of the compilation of relevant seized material) An addition of Rs.98,15,177/- has been made for the assessment year 1997-98 for alleged unexplained investment in Grandlay Cinema Commercial Complex Project. An addition of Rs. 98,15,771/- was made allegedly on account of undisclosed expenditure incurred for purchase of commercial complex in Grandlay Cinema Commercial Complex. The figure of the undisclosed investment arrived at by the Assessing Officer is not evident from the referred seized paper.

The assesse along with his wife purchased the property for Rs. 35.50 Lakhs (including brokerage charges of Rs. 50,000/-). Without prejudice to the fact that the addition does not deserve to be made, the assessing officer deducted 50% of disclosed cost from the amount of Rs. 1,15,90.771/'- as stated in para 16 of the Annexure to the assessment order.

Mrs. Neera Narang had also spent Rs. 17.75 lakhs on this property/the Assessing Officer has not reduced the same as well.

As per the assessee the property was owned jointly with Mrs. Neera Narang whereas addition was made in the hands of assessee only. (Refer para 37 page 36 of submission to CIT (Appeals). The above facts are being highlighted to demonstrate at the additions have been sustained by the CIT (Appeals) without correlating the same with the facts brought to his notice.

(l) Reg. Para 3(13) of the assessment order and para 18 of the annexure attached to assessment order (refer page 5- 6 of compilation) Annexure A 2 page 27) 13 ITA No. 525 & 548/DEL/2003 The addition of Rs. 19,46,340/- has been made for undisclosed income from property B- 38, Panchsheel Enclave, New Delhi. The figure of undisclosed income is not evident from the seized paper. (Refer para 38a /38b page-38 of the submission made to CIT (Appeals), para -9(x) page 134- 135 of the paper book for submission before AO).

The assessee along with his wife and HUF had purchased an old house being B -38, Panchseel Enclave, New Delhi. No sale was made in assessment year 1990- 91, therefore, there can be no question of any addition in assessment year 1990- 91.Second Floor of the house was sold in assessment year 1991-92 and assessee's share of Income Rs. 56,330/- was disclosed. First Floor of the property was sold in 1993-94 and the assessee declared a profit of Rs. 1,38,132/-.

The very basis of addition has not been made clear to the assessee nor the figures adopted by the AO (para 18 to the Anneuxure of the Assessment order) comprehensible. The assessee had furnished a detailed reply to the CIT (Appeals) in para 38a and 38b of his submission at page 38 wherein the assessee had pointed out that he held only 1 /3rd share in the property. The total addition has been made by the AO in the hands of the appellant though it is not evident from the seized figures how to undisclosed income have been arrived at.

The addition does not deserve to survive.

(m) Reg. Para 3(14) of the assessment order and para 19 of the annexure attached to assessment order for property bearing number A-7, Hauz Khas, New Delhi Annexure A- 1, Page no. 10 (Refer page 1 of the compilation of relevant seized material) The Assessing Officer has made the above addition by referring it to as undisclosed investment for payment made to Sh. Anil Kapoor on the alleged failure of the assessee to produce Sh. Anil Kapoor.

The deal in the above property was cancelled and the assessee received back the amount paid. A regular deed of cancellation was executed on 8th day of June, 2000 between the appellant and owners. The addition made on account of unexplained investment in this property does not deserve to survive.

(n) Reg. Para 3(15) of the assessment order and para 20 of the annexure attached to assessment order (Refer page 14 ITA No. 525 & 548/DEL/2003 3 of compilatiou of seized papers) (Annexure A-l, page 29 of seized papers) An addition of Rs. 80 lakhs had been made vide para 20 of the Annexure to the assessment order for alleged undisclosed investment in property bearing number W-56, Greater Kailash-1 for want of any documentary evidence to the contrary. The AO has made the addition by taking up the figures of 80 lakhs scribbled on the loose sheet of paper and treated the same as undisclosed investment. The onus was on the AO to correlate the figure with any undisclosed investment, if any, whereas he has cryptically stated in the Annexure to the Assessment order that the addition was being made for want of any documentary evidence to the contrary.

It is settled law that an assessee cannot be expected to prove a negative.

a) "It is on revenue to establish that assessee has certain receipt from a certain source if assessee makes out a prima facie case negating the same " - Vide AIR 1956 Nag 157.

b) " Where an assessee states that he has no income from a certain source and the assessing officer disbelieves him, it is for the latter to prove that the former has such income and not for the assessee to prove the contrary. Any assessment based on the inability of the assessee to prove his negative statement and on general assumption only, is bad and should be cancelled (AIR 1956 Nas.157).

c) CIT Vs. Daulat Ram Rawat Mull 87 ITR, 349 SC.

Wherein it was held that the onus by the department can be considered to be discharged only when the department is able to bring on record evidence/ material to show that the alleged investment was in fact made by the Respondent.

d) Refer G.S. Parkar VsB.B. Palekar 94 ITR, 16(Mum).

The precondition for invoking Section 69 is that there must be conclusive establishment of an investment on evidence having been made by the assessee. The Revenue has failed to establish that the Respondent had made any investment.

(Refer para 3(vii) page 133 & page 40 and 41 (para 40) of PB for submission before AO and CIT (Appeals) respectively).

The appellant had explained during the course of hearing 15 ITA No. 525 & 548/DEL/2003 before the CIT (Appeals) vide para 40 page 40 of his submission that the deal for above property had been cancelled and the property was never owned by the appellant.

The appellant had paid Rs. 2 lakhs as advance at the time of entering into agreement to sell for property bearing W-56, Greater Kailash-1. The agreement to sell of Rs. 2 lakhs and cancellation deed thereof is part of the seized documents, (page 41 of para 40 of submission before CIT(A).

The addition has been made without any basis or evidence at all hence deserves to be deleted. Refer Dhakeswari Cotton Mills Vs. CIT (1954) 26 ITR 775.

(o) Regarding: Additions as per Para 4 of the assessment order, paper book page number 64 for assessment year 1993-94 to 1997-98 (Refer page 4 of compilation of seized papers) (Annexure A-l, page 30 of seized papers).

a) The Assessing Officer vide para 4 of the assessment order on the basis of (page no.30 of annexure -Al) had made an addition of Rs. 3,50,24,646/- under section 69A for investment in properties which were not owned by the appellant. The CIT (Appeals) in his order vide para 7.5 page 14 had restricted the addition to Rs.57.90 lakhs.

b) The CIT (Appeals) had deleted the addition under section 69A amounting to Rs.2,92,34, 646/- by recording his finding in para 7.5 page 14 that the addition in respect of properties to the extent of Rs.2,92,34, 646/- could not be sustained in appellant's income as the properties in respect of which addition had been made belonged to different assessees.

c) The CIT (Appeals) however, sustained the addition of Rs.57.90 lacs by observing that the source of investment in assets as given hereunder as per the seized loose paper referred to above was not explained by observing:

However, the appellant has not given any evidence to substantiate the investments in respect of following properties/investment:
1. F.20 :14,35,000
2. 4 plots of Greenfield . : 23,80,000
3. Bank balance : 4,75,000
4. Cars : 10,00,000
5. Sanil Builders : 5,00,000 16 ITA No. 525 & 548/DEL/2003 (Only Rs.85000 has been show in the sale deed remaining investment remained unverifiable) Total 57,90,000
d) Our comments on the above addition of Rs. 57.90 lakhs sustained by the C1T(A) are as under:
i) The CIT (Appeals) in Para 7.4 page 13 of his order has recorded the contention of the appellant that property bearing number S-5, GK-1 was owned by M/s. Sahil Builders a different assessees. The CIT (Appeals) has treated the value of property at Rs. 85,000/- on the basis of sale deed.
ii) The AO had computed the addition with respect to the above property vide para 13 of Annexure to assessment order and had made an addition of Rs. 3.56 lakhs.

(Incorrectly adopted in the order at Rs. 35.60 Lakhs, further the address of the property has been incorrectly mentioned by the AO in his order as East of Kailash, instead of GK-1) The CIT (Appeals) while calculating the peak credit considered the investment of Rs. 3.56 lakhs which also deserves to be deleted as the property belonged to M/s Sahil builders which is a separate asseessee and whose assessment had been completed by the same Assessing Officer for the block period under section 158BC.

The addition of Rs. 57.90 lakhs sustained by the CIT (Appeals) included value of cars of Rs. 10 lakhs and bank balance of Rs. 4.47 lakhs. The value of cars stated as Rs. 10 lakhs could have been the insurance value or market value as the vehicles were declared assets and the written down value of which as at 31st March 1997 in the hands of the assessee and his wife was declared and was as under:

      Mr. Virender Kumar Narang                Rs.2,24,678/-
      Mrs. Neera Narang                        Rs.1,94,589/-

The cars were fully disclosed in the audited books of accounts.

The bank balances were also disclosed in books of accounts. The appellant did not have any undisclosed bank account nor was any finding to that effect was given by the Assessing Officer in the assessment order rendering the addition unsustainable which deserves to be deleted.

The addition even if it was to be sustained (though the appellant does not admit the same) could not have been for more than 50% of the value of Rs. 38.43 lakhs i.e. the 17 ITA No. 525 & 548/DEL/2003 addition should have been restricted to Rs. 19.22 lakhs as the loose paper which had been made the basis for addition referred to the appellant as 50% owner.

The CIT (Appeals) had sustained the addition which should be restricted to Rs. 19.22 lakhs instead of Rs. 57.90 lakhs if it all it was to be sustained which ought to be considered for computing peak investment and no separate addition deserved to be made on this account. In other words, the treatment for above addition should have been similar to other additions sustained by the CIT(A).

(p) Regarding: Para 5 addition of Rs. 24,16,500/- on the basis of page 46 and 47 of Annexure A-2 for undisclosed investment without specifying in which property bv simply observing that the assessee failed to explain the investment of Rs. 24,16,500/-. (Refer page 13-14 of compilation of relevant seized papers).

How the AO has arrived at the figure of Rs. 24,16,500/- is not discernible from the photo copy of page 46 and page 47 Annexure A-2 obtained by the assessee from DR on 14.05.2018.

The fact that the assessee was not furnished the seized paper was pointed out to the CIT (Appeals) in the rejoinder to the remand report (Refer para 3 page number 6 of paper book which is a copy of submission filed with CIT (Appeals)).

Without prejudice to above, the page 46 and 47 of Annexure A-2 is a dumb document on which certain figures have been scribbled, more particularly, on page 46 recording of some cheque entries and on page 47 some cheque and cash amount is mentioned which is a rough scribbling of figures unconnected with any undisclosed income or expenditure.

Refer: -

Commissioner of Income Tax vs. Girish Chaudhary (2007) 75 CCH 0490 DelHC, (2008) 296 ITR 0619, (2007) 163 TAXMAN 0608.
Search and seizure--Block assessment--Undisclosed income--Before an addition of an undisclosed income can be made, the AO has to bring on record the material found as a result of search to show that there is an undisclosed income--AO treated Rs. 48 lakhs as assessee's undisclosed income on the basis of seizure of a document which showed certain unexplained entries totalling '48 --Not justified-- There is no material on record to show as to an what basis the AO has reached the conclusion that the figure '48' is to be read as Rs. 48 lacs--Said document is a dumb document 18 ITA No. 525 & 548/DEL/2003 and leads to now here-- Addition rightly deleted by the Tribunal--There is no error in the order of the Tribunal and it does not give rise to a question of law, much less a substantial question of law Held:
Conclusion Assessee's undisclosed income could not be taken as Rs. 48 lakhs on the basis of seizure of a dumb document which showed certain unexplained entries totaling '48 'in the absence of any material on record to come to the conclusion that the figure '48 ' is to be read as Rs. 48 lacs; Tribunal having rightly deleted the addition of Rs. 48 lakhs, the order of the Tribunal does not give rise to a question of law, much less a substantial question of law.
(q) Regarding: Para 6 of the assessment order of Rs.

2,20,80,000/- page 48 of Annexure A 2 (page 11, 12 of compilation of relavant seized papers).

i) The copy of seized paper 48 of Annexure A 2 which has been obtained from the DR on 14.05.2018 there is an opening balance reflected in the scribbling of Rs. 1.09 crores and certain notings have been made. The figures do not point out any unrecorded income or investment.

ii) The Assessing Officer has made the addition as the assessee as per the Assessing Officer failed to explain identity of one Sh. R.K. Dhawan. There is no mention of any name as Mr. R.K. Dhawan in the scribbled paper even if for the sake of argument if the contents of the paper are to be treated as correct.

iii) The scribbling on the loose paper of amount of Rs.

2,20,80,000/- in the total of the loose seized paper cannot be treated as undisclosed income under section 69 from assessment year 1993-94 to 1997-98 without there being anything further to prove that the amount represented the undisclosed investment as made out by the Assessing Officer.

(r) Regarding: Para 7 for Rs. 75,000/- allegedly held as unexplained expenditure as per Annexure A 2 page 40 (page no. 15 of relevant pages of compilation).

A copy of page number 40, A-2 is record of some construction material in the hand writing of some contractor or labour which has nothing to do with the computation of undisclosed income as done by the Learned Assessing Officer which deserves to be deleted.

19 ITA No. 525 & 548/DEL/2003

(s) Regarding: Para 9 page 22 of Rs. 46,88,281/- Refer Annexure A- 3, Page no. 56 (page 7 of the compilation of relevant seized papers).

An amount of Rs. 46,88,281/- was added as peak investment for the assessment year 2000-01 vide para 9 of the assessment order without any basis. The seized paper is a slip where no party/property particulars are mentioned and it was simply a rough page meriting no consideration.

The scrutiny of the page reveals that it is noting which is related with any income or investment and rough jotting has been added as income without any basis which deserves to be deleted. The presumption u/s 132(4A) as repeatedly emphasized by various judicial precedents is rebuttable.

(t) Regarding: Para 10 of the assessment order (page 8 of the compilation of seized papers) Refer Annexure A- 4, Page no. 1

i) An Addition of Rs. 47,00,000/- was made as undisclosed investment in property F-38A, Okhla Industrial Area by referring to Annexure A 4 page number 1 (the AO incorrectly mentioned page 1 Annexure A 1).

ii) The basis as to how the figure of undisclosed investment of Rs. 47,00,000/- has been arrived at is unclear. The perusal of above, seized paper reveals that the seized papers is only copy of allotment letter by DDA in favour of M/s. National Traders. Refer para 9(xi) of submission made to the Assessing Officer at page 135 of the paper book (u) Regarding: Para 11 of the assessment order of Rs. 14 lakhs is treated as unexamined and added back to the income as undisclosed income for the assessment year 1997-98 under section 69A without any basis or any reference to any seized jottings which also deserves to be deleted.

There is no reference to any page of seized Annexure for this addition which is again without any basis.

(v) Regarding: Para 12 an addition of Rs. 27,99,561/- has been made as unexplained expenditure under section 69C @ of Rs. 4,66,593/- per year from 1995-96 to 2000- 01 on the basis of page 25 -28 of Annexure 37 and Annexure 24 and 36. (page number 199-242 and 261-262 of old paper book of seized material).

20 ITA No. 525 & 548/DEL/2003

Refer para 23(c) page number 20 of the paper book for copy of reply furnished to the CIT (Appeals). The basis and the rational of addition cannot be justified in the absence of any credible evidence having been brought on record to treat the same as unexplained expenditure under section 69C of the Act.

(w)Para 13 of assessment order of Rs. 7,56,582/- page 9-10 of the compilation of relevant seized papers). Refer Annexure A- 49, Page no. 61

i) An addition of Rs. 7,56,582/- has been made for alleged personal expenditure for property bearing number B-38, Panch-sheel Enclave, Delhi.

ii) The amount treated as unexplained personal expenditure was the amount of electricity charges collectable from various tenants and did not pertain to the appellant. Addition made on estimate guesswork, deserves to be deleted.

(x) Regarding: Para 15 of the assessment order of Rs. 3,75,00,000/-

A protective addition of Rs. 3,75,00,000/- was made by the Assessing Officer vide para 15 of the assessment order for which substantive addition was made in the hands of M/s Ravico. The addition was deleted by the CIT (Appeals) which deletion deserves to be sustained.

12) The Assessing Officer has invoked the provisions of section 132(4A). The section was inserted by taxation laws amendment Act, 1975 w.e.f. 01.10.1975. The provision raises a presumption against the assessee that any document, money, bullion etc is found in possession or control of any person in the course of search may be presumed that the contents of such books of accounts and other documents are true which are in the hand writing of any particular person which is a rebuttal presumption.

13) There are judicial precedents which have laid down that the presumption is a rebuttable presumption and the onus is on the persons searched to rebut the presumption. However, the presumption cannot be invoked on flimsy grounds or on conjectures and surmises without the Assessing Officer bringing on record any corroborative evidence or material to justify the addition.

14) In the case of S.P. Goyal Vs. DCIT 82 ITD 85 (Mum) TM it was held that the loose paper in itself has no intrinsic value, 21 ITA No. 525 & 548/DEL/2003 when it is mere entry on loose sheet of paper and if the assessee claims that it was a planning only not supported by actual cash. Then there has to be circumstantial evidence to support that the entry contained in the loose paper represented cash of Rs. 60 lakhs.

15) In the absence of circumstantial evidence in the form of cash, jewellery or investment outside the books found during the course of search action, the tribunal rightly held that the explanation of the assessee could not be rejected and deleted the addition. Refer Commissioner of Income Tax vs. P.V. Kalyanasundaram 294 ITR 49 (SC).

The Supreme Court in this case dismissed the SLP directed against the judgment of division Bench of Madras High Court by observing that no substantial question of law arose in view of which the appeal was rightly dismissed by the High Court. In this case, the assessee in a statement submitted that he could not remember why the noting had been made and contrary statement of the seller of property Mr. Raja Rathinam was not relied upon. The tribunal in this case held that the notings on the loose pieces of paper on the basis of which the initial suspicion with regard to under valuation had been raised were waived and could not be relied upon.

16) Reference is also invited to the decision of CIT Vs. D.K. Gupta 308 ITR 230 (Del) wherein the High Court held that merely where in case notings of offers received were recorded, does not mean that the transaction had actually taken place and that section 132(4A) did not authorize the Assessing Officer to raise such a presumption particularly when the assessee had offered the explanation along with the documents and evidence and had also furnished an affidavit to this effect and the Assessing Officer also had made enquiries with respect to such reply given by the assessee.

The tribunal in the above case had given a finding of fact that there was no corroborative or direct evidence to presume that the nottings/ jottings had materialized into transactions giving rise to income not disclosed in the regular books of accounts.

17) The words "may presume" leave it to the court or the authority to make or not to make the presumption keeping in view the circumstances of the case. Such presumption is optional and the court or the authority is not bound to make it even if the court make such presumption, the same is rebuttable under the provisions of the Act. It is the real income which has to be taxed and not the hypothetical 22 ITA No. 525 & 548/DEL/2003 income.

18) Refer Assistant CIT Vs. Radheyshyam Poddar 41 ITD 447 (Cal) wherein the tribunal had held that no income has resulted at all on the basis of unsigned memo, there is neither accrual nor receipt of income in view of which no addition could be made on the basis of memo.

19) Refer Brij Lai Rupchand Vs. ITO 40 TTJ 668 which lays down that one cannot be permitted to draw freely any presumption unsupported by reasons.

20) The Karnataka High Court in the case of ITO Vs. T. Abdul Majeed 169 ITR 440 (Ker) held that it is not necessary that the court has to draw a presumption under section 132(4A) regarding the contents of seized documents irrespective of other factors which may dissuade the court or authority from doing so.

21) In P.K. Narayanan Vs. Income Tax Officer 48 TTJ 125 (Coachin) TM It was held that addition burden must be discharged by revenue by independent enquiry and documents seized during the search.

22) CIT Vs. D.K. Gupta (2009) 308 ITR 230 (Del) In respect of notings and jottings in the documents seized during search, the assessee offered explanation along with documents, evidence and affidavit. In such a case the burden to prove that the assesseee was wrong would be on the Department. Since the Tribunal recorded a finding that no evidence was there to presume that notings materialized into transaction, the assessee could be made liable to tax only receipt proved to be income of the assessee.

23) ITO Vs. Mohan Lai Vig 139 ITR 681 (P & II) wherein it was held in the context of prosecution of partners under section 277/193, 1PC that "even if it be presumed that the recovery of the Dasti Bahi from the business premises of the firm stood proved, it could not be said that proof of the recovery of Dasti Bahi also amounted to the proof of the truth of the contents of Dasti Bahi. In order to show that the Bahi contained a true account relating to the business conducted by the firm, some evidence should have been led by respondents or somebody at their instance but no evidence has been produced to prove the contents of the Bahi".

Undisclosed income of the block period has to be determined on the basis of evidence found a result of search or 23 ITA No. 525 & 548/DEL/2003 requisition of books of account or other documents and such other materials or information as are available with the assessing authority and relatable to such evidence with certain other conditions. It is not open to the assessing authority to compute the income on the basis of best judgement. (Commissioner of Income Tax Vs. Dr. Ratan Kumar Singh (2013) 357 ITR 35 (All).

In ACIT Vs. Satya Pal Wassan (2007) 295 ITR (AT) 352 (Lab), assessee denied knowledge of loose papers during search and fded affidavits of persons name in the loose papers to show that transactions did not belong to him. AO without further investigation.or inquiry held that documents represented loans made by assessee in particular year. Held that assessee had rebutted the presumption that documents belonged to him. Onus shifted on to the AO who was consequently bound to collect evidence to prove that document belonged to assessee. AO had drawn presumption on the basis of surmises and additions made under these presumptions were not sustainable.

24) Elite Developers vs. Deputy Commissioner of Income Tax (2000) 73 ITD 379 (Nag), it was held as under:

(i) Seized papers were not speaking documents as they did not contain any narration or description about the different figures noted therein. No document contained any narration of on-money. Revenue had not examined the purchasers and had not collected evidence or material to corroborate the allegation regarding on-

money. Section 132(4A) did not permit the AO to presume the receipt of on-money. Assessment on the basis of these seized papers was not justified.

(ii) Presumption under section 132(4A) about the correctness would apply only to documents found at the time of search and not to its deemed changed version.

(iii) AO had estimated on basis of probabilities, possibilities, guess, surmises and conjectures.

(iv) Estimated income on the basis of alleged on-money could not be included under section 158B."

07 The main contention of the assessee was that the whole addition was made on the basis of pure guess work, probabilities, conjectures- surmises and without examining the assessee or the buyers and sellers 24 ITA No. 525 & 548/DEL/2003 of property. The Ld. AR's main contention is that certain properties for which the transaction has taken place were cancelled later on even then the ld Assessing Officer has made the addition of their property. He further stated that the Investigation Wing has carried out post search enquiries where no adverse material was found against the assessee. The Assessing Officer did not issue summons to some of the parties despite assessee requested specifically. The Ld. AR further stated that certain properties were owned by another partnership firm M/s Sahil Builders and for which the addition was made in the hands of the assessee which should have been made in the hands of the firm. Certain additions made by the Assessing Officer are not borne out from the seized documents but are pure guess work of the ld Assessing Officer. The Ld. AR further stated that the Assessing Officer had made the addition with respect to One Mr. R. K. Dhawan which is mentioned in the seized documents. However, the assessee does not know that gentleman as well as the Assessing Officer did not explain the identity of that gentleman. The Ld. AR further argued that the provisions of Section 132(4A) and 292C are the rebuttable presumptions. However, no opportunity was given to the assessee to rebut the same. The Ld. AR further stated that both these Sections do not give any right to the Assessing Officer to presume contents of income in those seized papers. He also harped upon the arguments that the seized papers are dumb documents, does not belong to the assessee, does not contain any income chargeable to tax, the documents do not give any indication of income contained therein. He further stated that the Assessing Officer failed to corroborate any supporting evidences to show that the income has been earned by the assessee. The Ld. AR further stated that an estimated income on the basis of alleged on money transactions should not be included u/s 158BC of the Act. 08 The Ld. DR vehemently contested the arguments of the Ld. AR and he submitted that each and every seized documents were provided to the assessee. The complete opportunity was granted to the assessee to explain the content of those papers. The partners of the assessee Mr. 25 ITA No. 525 & 548/DEL/2003 S. S. Sodhi was also given an opportunity to explain. Both the persons, assessee and Mr Sodhi did not explain the contents of the seized papers. None of the addition is made by the Assessing Officer without any corroborating evidence but is emphatically borne out of the seized material where the detailed calculations were given. In nut shell, the Ld. DR submitted that each and every calculation of unaccounted income made by the Assessing Officer is clearly visible from the incriminating evidences found during the course of search. He also pointed out the paper book and submitted that the documents which Ld. AR showed are all the papers which are seized by the Department and based on which the additions have been made are already existing on record. In the end, after obtaining the copy of the paper book of the Ld. AR, the DR submitted a detailed chart showing that each and every paragraph of the Assessment Order is linked to the seized paper mentioned and those papers are available in the paper book furnished by the assessee. The Ld. DR's main contention was that the assessee was given ample opportunities but the assessee always took the shelter under the legal arguments and never came out with the correct facts mentioned in seized documents. He further referred to the provisions of Section 292C of the Act and submitted that presumption on books of accounts and assets is available to the Revenue for all the proceedings. He stated that on conjoint reading of Section 132A of the Act as well as the provisions of Section 292C of the Act there does not remain any doubt that it is for the assessee to come out with the clean hands and show that what is undisclosed income in the hands of the assessee based on these seized papers. The Ld. DR submitted that neither before the Assessing Officer nor before the CIT(A) the assessee has shown any effort to explain those papers. He further stated that the assessee as well as Mr. S. S. Sodhi both are examined by the Assessing Officer but both of them tactfully ignored to show the content of the seized material and undisclosed income therein.

26 ITA No. 525 & 548/DEL/2003

09 Coming to the appeal of the Revenue, he stated that the CIT(A) has erred in introducing the concept of peak credit in case of Block Assessment. He submitted that there is no provision in the Act to incorporate and give benefit of peak credit to the assessee. He further stated that assessee has paid money as advance for purchase of property transactions, However, source of such payment of money was not disclosed by the assessee. He further stated that it does not matter that whether subsequently the deal is cancelled or not. He submitted that when the deal happens then profit of the is required to be taxed as undisclosed profit. However, the assessee has made the cash payment for the purchase of the property which was cancelled. There is no evidence how the money was paid initially by the assessee and what is the source of such money. He further stated that subsequently when the deal is cancelled , there is no evidence how such money is used by the assessee. The ld CIT (A) has ignored this fact completely. He submitted that assessee is required to explain the source of cash. He submitted that the assessee has paid Rs. 1.04 Crores which are not recorded in the books of the assessee. Therefore, within the addition of Rs. 2.10 Crores, this addition cannot be deleted. The Ld. DR specifically referred to Para No. 8 towards alleged cash payment made for the property at A-7, Hauz Khas Enclave, New Delhi. He stated that the assessee does not have any explanation for the above transaction of cash paid. With respect to the other transactions, he submitted that the Assessing Officer has correctly appreciated the seized document, and therefore, the total addition is required to be upheld.

10 The Ld. AR during the course of Appellate proceedings filed an affidavit of the assessee invoking Rule 10 of the Income Tax Appellate Tribunal Rule, 1963 and submitted that certain addition made by the Assessing Officer are with respect to the properties not owned and held by the assessee. He therefore, stated that the income is required to be taxed if any, only in the hands of the real owner of the property and not to the assessee. He further referred that there are certain totaling errors 27 ITA No. 525 & 548/DEL/2003 in the Assessment Order made by the Assessing Officer which are required to be correct. He further stated that the total addition otherwise instead of Rs. 20.51 crores can be only of Rs. 18.15 crores. He further stated that there is no break up or evidence of the addition on account of supervisions charges made by the Assessing Officer. He further referred to the several factual inaccuracies in the order of the Assessing Officer. For this, the Ld. AR submitted Annexure-2 along with the affidavit. He further stated that Hemkunt Colony was not a property in the name of the assessee but in the name of his HUF. Property of Block-E No H-43 A is in the name of M/s Sahil Builders and further property at Nehru Enclave, New Delhi is neither owned by the assessee nor by any of group entities. He further stated that M/s Sahil Builders only acted as a contractor. He further stated that with respect to the Grindlay Cinema Commercial Complex where the assessee and his wife are equal owners and which is recorded in the books of account at Rs. 1775000/- has not been granted as deduction by the Assessing Officer while making addition. He further referred to the fact that certain seized documents are not available and it is not possible to quantify the amount paid by the Assessee on the basis of the seized documents. The Ld. AR listed search instances in Annexure-3 of his affidavit same is as under :- 11 The ld DR fairly agreed that in case of any factual inaccuracies are concerned same may be verified by the ld AO.

12 We have carefully considered the rival contentions and also perused the orders of the lower authorities. As decided in the case of M/s Sonal Construction (Supra) the seized documents were found during the course of search which was not explained by the assessee before the Lower Authorities. However, the Ld. AR contended that the above documents are dumb documents, do not relate to the assessee, we are of the view that the provision of Section 132(4A) as well as Section 292C of the Act raised a presumption against the assessee with respect to the assets and documents seized and fund during the course of search from the assessee. It is expected that such presumption are 28 ITA No. 525 & 548/DEL/2003 rebuttable presumptions and, therefore, to rebut such presumptions it is for the assessee to dispel the doubt about taxability of its income by producing the cogent and relevant and credible evidences. If the assessee fails to do so no fault can be found at the door step of the Assessing Officer for making any addition based on those seized material. In this case, the assessee has tried to take shelter under the legal arguments before the Lower Authorities which could not succeed. Time and again the assessee was asked by the Assessing Officer to explain the contents of the seized material. The assessee was examined but he did not give any explanation of the seized material. His partners Mr. S. S. Sodhi was also examined but no explanation was forthcoming from him. In absence of any explanation from the side of the assessee and as there is no full cooperation on the part of the assessee, the Assessing Officer made the above addition. Now, the assessee is raising the issue of several factual inaccuracies, cancellation of sale-ability, non-examination to certain persons despite making request to the Assessing Officer etc. Identical issues have been decided by us in case of M/s Sonal Construction as well as in the case of the wife of the assessee. The issue in M/s Sonal Construction has been decided vide Para No. 16 to 29 hereunder:-

"16. We have carefully considered the rival contentions and also perused the orders of the ld Assessing Officer and ld CIT(A). We have also meticulously read the orders of the Hon'ble High Court and Hon'ble Supreme Court for following guidance provided by them to decide the appeal. Apparently in this case search u/s 132 of the Act was carried out in the residential premises V-38, Panchsheel, New Delhi of Shri V.K. Narang who is one of the partner of the assessee. Therefore, the ld Assessing Officer issued notice u/s 158BC of the Act to appellant to submit its return of income for the block period 01.04.1989 to 17.12.1999 i.e. date of the search. The assessment was made by the ld Assessing Officer making the addition on account of profit earned on some of the properties and passed assessment order on 31.12.2001 computing the undisclosed income at Rs. 36937587/-. On appeal before the ld CIT(A) the addition was restricted at Rs. 26787137/- on peak basis. The matter was carried by the assessee and revenue before the coordinate bench, who vide order dated 02.03.2007 dismissed the appeal of the revenue and deleted the entire addition holding that the addition made by the ld Assessing Officer is not sustainable in law. The 29 ITA No. 525 & 548/DEL/2003 revenue aggrieved with the order of the coordinate bench preferred appeal before the Hon'ble Delhi High Court wherein the order of the coordinate bench was vacated and whole issue was set aside to the file of the ld Assessing Officer to make a fresh assessment in accordance with the law. The assessee challenged the order of the Hon'ble High Court before the Hon'ble Supreme Court wherein, the Hon'ble Court was pleased to set aside the issue before the coordinate bench for fresh hearing and consideration. The Hon'ble Supreme Court also made it absolutely clear that if at the time of consideration of the appeal, the tribunal feels that the matter needs cross examination of certain witness and further evidence then the matter may be sent back to the file of the ld Assessing Officer. In the backdrop of above facts, the above appeals need to be decided. The ld Assessing Officer has made the addition to the total income of the assessee with respect to the four properties. These properties and the relevant transactions contained in the seized paper are explained as under:-
(i) In respect of property no. J-12, Saket, N. Delhi it was found by the AO from the documents seized during the search that there was undisclosed net profit of Rs. 40,21,600 which was held as undisclosed income of relevant and Rs. 42.48,000 was held as undisclosed investment in the said property by the appellant Co. The inference was drawn by the AO on the basis of documents which have been referred in Annexure A-1 page 21 and 29 & which have also been mentioned in annexure to the assessment order. Thereby, addition of Rs. 8269600/- for this proposal.

(ii) Property no. C-40, Anand Niketan, New Delhi it was observed by the AO that an agreement was executed between the appellant with the owner of the property wherein the owner was to get Rs. 70 lacs and first floor of constructed property in the A.Y. 96-97. The total cost was Rs. 1,43,42,000/- and out of the profit derived, 10% supervision charges at Rs. 14,87,100/- was taxed as undisclosed income of Sh. Virender Narang and the total undisclosed profit of Rs. 1,33,74,900/- was held by the AO as undisclosed income out of which Rs. 48,39,000/- was held as undisclosed investment of the appellant firm. Thereby addition of Rs. 18213900/- was made.

(iii) Property no. X-14, Hauz Khas, N. Delhi is concerned; it was noticed by the AO that this property was purchased by Sh. Virender Narang in four names jointly with him, wife Neera Narang, M/s Sonal constructions, Sh. S.S.Sodhi (i.e. 25% share each) in the A.Y. 97-98 for a declared consideration of Rs. 32 lacs from Sh. R.L. Sachdev, R/o Regency Court, SOI-20, Sikhmit Road, Bangkok. The total cost worked out to Rs. 2,52,04,518/, The AO after considering all the material, evidences available in the seized documents and considering 30 ITA No. 525 & 548/DEL/2003 tire regular' books of accounts to be the value of the property at Rs. 1,92,69,942/- and calculated the appellants share on the undisclosed investment in the property no. X-14, Hauz Khas at Rs. 43,35,737/.

(iv) In respect of property no. D-16. Pamposh Enclave. N. Delhi, the AO noted that the property was purchased by the appellant and developed into a three storeyed house in the A.Y. 97-98. The AO alter considering the seized documents and on the basis of material available on record, computed the undisclosed income and undisclosed profit in respect of the appellant at Rs. 61,08,350/-

17. Therefore, it is apparent that ld AO based on his reading of loose papers has fixed undisclosed income as well as undisclosed investment both with respect to these proposals.

18. Now we come to the decision of the Hon'ble High Court with respect to several observations made therein. i. The presumption u/s 292C of the Act permits the ld AO to invoke the presumption that the seized documents belong to the assessee and the contents of these documents are true. Therefore, now the assessee cannot say that the documents are merely scribbles and cannot be used to determine the income of the assessee.

ii. That the correlation between the seized material and the books of accounts was sufficient for the purpose of making addition.

iii. Regarding denial by Mr. Narang or non examination of the partner by the Assessing Officer at the time of the assessment it cannot be stated that no reliance can be placed on them for the purpose of making addition.

iv. The corroboration of the material found is not an inviolable rule. Many a times corroboration is difficult to obtain. It is further stated that if the calculation and the computation have been made in such a manner then its probative value and genuineness cannot be doubted, the AO make an addition on the basis of such documents in absence of corroboration. v. The documents found during the course of search cannot be discounted for the flimsy reasons. To rebut such documents, strong evidence in rebuttal are required.

vi. The mere procedural requirement does not invalidate or give power to delete the addition but the proper course would be to remand the matter to correct the errors provided there are no lapses of jurisdiction.

vii. The tribunal is not expected to put on blinkers while examining the evidence, whenever necessary, it should scratch the surface probe dipper and draw the appropriate inference which accord with normal course of human conduct and probabilities.

31 ITA No. 525 & 548/DEL/2003

viii. The non examination of Mr. Sodhi or Mr. Narang during assessment proceedings or lack of opportunity to Mr. Narang to cross examine Mr. Sodhi are all procedural irregularities which can be cured by remitting the matter to the AO which step the coordinate bench ought to have taken. The document seized from the place of Mr. Narang is a vital piece of evidence against the assessee firm.

19. Honorable High court in Para No 11 has held where the coordinate bench has faulted. We have carefully analyzed the whole issue again in view of the above direction of the Hon'ble Supreme court and High court.

20. Coming to the documents seized we found that rupee wise analysis given in those papers and analyzed by the ld AO clearly shows that those documents are not dumb documents and even without corroboration they can be used to determine the undisclosed income of the assessee. We have given the detailed analysis of each property in earlier part of this order.

21. Now coming to the specific argument of the ld Authorised Representative that the ld AO has not examined the person such as Mr. Narag and Mr. Sodhi during the course of assessment proceedings. Further, it is the claim of the ld AR that Mr. Narang is not given an opportunity to cross examine Mr. S.S. Sodhi. We have carefully perused the statement recorded of Shri Virendra Narang on 17.12.1999. With respect to the seized papers he was asked the specific question vide Q No. 19 wherein, the details of five properties were given and the account of Mr. Sodhi was mentioned. Shri Narang replied that he is not able to give reply of this question presently. With respect to Q No. 20 the other paper to that annexure to page No. 28 was also shown to which he expressed his inability to explain; to other loose paper also vide Q No. 21 and 22 his reply was similar. Therefore, despite adequate opportunity available to Mr. Narang he did not explain anything about those papers. Only with respect to Q No. 22 some small note book prepared on monthly basis were shown to him and only for that document he stated that he will explain the details of such transaction later on. We are not concerned with that paper in this appeal. During the course of assessment proceedings and even the appellate proceedings and further, even before us the assessee did not make any attempt to explain those papers. Coming to the statement of Mr. Sodhi recorded on 31.08.2000 during the course of assessment he has specifically in answer to Q No. 8 stated that these documents belong to the firm. Mr. Sodhi has stated in Ans to so many question that he is just a sleeping partner and he does not know anything about the profits earned by the firm. He further stated that he was medically not fit. He also denied knowing Mr. RK Dhawan whose name was mentioned in those papers. Therefore, on wholesome reading of the statement of Mr. Sodhi no explanation with respect to 32 ITA No. 525 & 548/DEL/2003 the seized documents was forthcoming. Therefore, it is apparent that both the partners of the assessee firm did not make any attempt to explain those papers found from the residence of Mr. Narang. In view of this we do not find any infirmity in the order of the ld Assessing Officer inferring that those documents show the undisclosed income of the assessee.

22. Further, the claim of the ld AR that all these properties are properly disclosed in the books of accounts and the ld Assessing Officer has not examined the persons who have purchased from or sold to these properties. These arguments deserves to be rejected at the threshold itself for the simple reason that the document shows that the sale, purchase price and the construction expenditure shown in the books of account are far less than the amount shown in a methodical manner in the seized documents. Further, no fruitful purpose would have been served by calling information or examining those persons, who have either paid or received unaccounted money with respect to the transaction of these properties. Naturally, those parties would have confirmed only the transactions entered into in their books of accounts. In fact, it should have been the assessee who should have produced them before the ld Assessing Officer to show that there is no unaccounted transactions with those persons. The assessee could have produced such an action of the assessee with other strong evidences rebutting the seized paper. Therefore, no fault or irregularity can be said to have been committed by the Assessing Officer by not calling the purchaser or seller or examining them. What is to be done by the assessee to prove its case, the ld AO cannot be asked to do so.

23. Now coming to the strong objection of the revenue against the setting aside the order back to the file of the ld Assessing Officer we are guided by para No. 21 of the order of the Hon'ble High Court as well as para No. 4 of the Hon'ble Supreme Court. The Hon'ble Supreme Court has held that only if the matter needs cross examination of certain witnesses or further evidences are required, than only tribunal is allowed to set aside the matter back to the ld Assessing Officer. Therefore, it is our bounden duty to see whether there is any need for cross examination of certain witnesses or furnishing of further evidence. Hon'ble High Court has held that in view of the provision of section 292C of the Act strong evidence are required to rebut the information contained in those documents. The appellant firm and its partners Mr. V.K. Narang and Mr S.S. Sodhi can place that strong evidence in rebuttal. Both of them, initially, Mr Narang during the search and later on Mr. Sodhi during the assessment proceedings have not given any explanation to the income tax authorities. In fact looking to their statements, it is apparent that they have tried to dodge the income tax authorities and avoided in submitting anything on those papers. Neither before the ld AO nor before the ld CIT (A) those persons appeared and submitted their version of those papers. It seems that they were 33 ITA No. 525 & 548/DEL/2003 under the impression that presumption u/s 132 (4) of the act does not extend to the assessment proceedings and therefore heavy burden lied at that time on revenue to prove the contents of the paper. According to provisions of sub-section (4A) of section 132, it 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. By the finance act 2007 with retrospective effect from 1/10/1975, a new section 292C was inserted to clarify those presumptions provided in sub-section (4A) of section 132 can be made 'in any proceedings' under this Act. Section 292C of the Income-tax Act provides for a rebuttable presumption with respect to books of account, other documents, 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 as stated in circular no. 1/2009 dated 27/3/2009. Therefore, on the conjoint reading of all the amendments made in this section it is obvious that such presumption provided u/s 292 C of the act is rebuttable. Therefore, it is apparent that such an opportunity of rebuttal was not available to the appellant. Such further evidences needs to be lead by the assessee to rebut the presumption available with the ld AO for making assessment on the basis of the seized papers. Higher burden now lies on the assessee by producing the evidences. The only role of the AO left is to appreciate those evidences, examine them and pass the fresh assessment.

24. Repeatedly the LD AR has harped up on granting an opportunity to cross examine Mr S.S. Sodhi to the appellant. It is required to be appreciated that Mr S.S. Sodhi is one of the partner of the appellant firm, he has also dealt with in all such properties , the seized documents found also shows the details of his profit sharing, in his statement he has not denied receiving such profits, therefore now the request of the assessee to ask its own partner to be cross examined by the appellant is merely an attempt by the assessee to scuttle the various issues. As Mr. S.S. Sodhi is the partner of the appellant firm, it is the duty of the appellant firm to produce Mr S S Sodhi and Mr V.K. Narang before the ld AO to give any evidences in rebutting the documents seized. Hence, we do not find any reason to direct the ld AO to grant opportunity to appellant to cross examine Mr. S. S. Sodhi. We have on perusal of statement of Shri S. 34 ITA No. 525 & 548/DEL/2003 S. Sodhi are also not convinced that he has stated something which is incriminating against the assessee. Further, the ld AO has not used statement of Mr. S.S. Sodhi for making addition of undisclosed income but seized papers found from Shri V.K. Narang.

25. One of the arguments of the ld AR is that provisions of section 292C does not extend to chargeability of income. We agree with above view but we also hurriedly add that when the documents are so emphatic that they speak louder than the real books of accounts, the onus is on the assessee to show that they do not show the undisclosed income earned by the assessee. It is always the matter of facts that whether the document shows the income or not. it depends on the nature of document and what it describes. There is no universally applicable law even pronounced that what are the dumb documents and what are not. in the present case, on the documents, Hon'ble High Court has said in so many words that these documents prima facie shows the income earned by the assessee.

26. Further, the ld AR has relied on several decisions covered in the paper book. We have also considered all of them for deciding the appeal, however, when in the case of the appellant the matter has reached up to Hon'ble Supreme Court , we do not find any reason to deviate from the guidance provided by the Hon'ble Supreme Court and Hon'ble Delhi High Court in assessee's own case on the same facts.

27. With respect to the appeal of the revenue that the ld CIT(A) has allowed the assessee benefit of peak investment, we find no infirmity in that. As stated earlier the assessee has earned undisclosed income in block period and has also made undisclosed investment in those properties, therefore, naturally the assessee was having undisclosed income which could have been invested in those undisclosed investment made by the firm. Revenue could not show us any evidence found during the course of hearing that undisclosed income earned by the assessee is invested somewhere else. Further, we have also analyzed the working given by the ld CIT (A) in his order where the peak investment is worked out. We have our reservation about the working of the peak investments. In fact, the amount of income i.e. earned by the assessee can be used for application for making investment. Therefore, if the assessee has made undisclosed profit in earlier years then naturally the assessee would be entitled to set off of the sale while working out undisclosed investment in subsequent years. The decisions relied upon by the ld CIT DR does not apply to the facts of the case because the Hon'ble Delhi High Court was concerned with a case of the entry operator who could not explain that who has given him the case which were deposited in the bank account. Such are not the facts here. In the case before us there are clear cut details available that here there are known undisclosed income which can be utilized for the purposes of subsequent purchase of properties. Hence, the 35 ITA No. 525 & 548/DEL/2003 reliance placed upon CIT Vs. D.K. Garg (supra) cannot be used to deny the benefit of peak credit to the assessee. Further, reliance placed on 34 Taxmann.com 5 is also pertaining to the cash deposit. In that case too there were cash deposits and cash withdrawals and the explanation of the assessee was found to be vague and unsubstantiated. The assessee also could not explain the quantum of the cash deposit with respect to the pattern of withdrawal. Same is also distinguishable on the facts. In the present case assessee has earned undisclosed profit in AY 1994-95 of Rs. 4021600/- which has been granted as set off by the ld CIT(A) for AY 1996-97. However, looking at the whole statement prepared by him at para No. 9.6 it is apparent that undisclosed profit earned by the assessee for AY 1997-98 remained untaxed by adopting the method employed by the ld CIT(A). Because if the peak is taxed which is the peak balance for AY 1997-98 but the income earned of undisclosed profit for AY 1997-98 can no case be set off against this peak. Therefore, the peak worked by the ld CIT(A) for AY 1997-98 of Rs. 26787137/- is further required to be increased by Rs. 11.51 lakhs, hence, the peak would be Rs. 27938137/-. In any case we find error in the computation made by the ld CIT(A) to that extent. In view of this we do not find any reason to interfere in the finding of the ld CIT(A) in granting benefit of set off of undisclosed income for utilizing in undisclosed investment except to the extent of the computation error.

28. In view of the above findings, we set aside both the appeals for block period back to the file of the ld AO with a direction to the assessee to rebut the evidence found during the course of search by explaining the contents of those papers with strong, cogent and reliable evidences. Assessee may produce Mr. V.K. Narang and M.r S. S. Sodhi before the ld AO to give rebuttal about the seized documents. The ld AO may examine them, if produced by assessee, and also appreciate other evidence so produced before him, and decide the issue afresh. The ld AO may also make any enquiry he deems fit before deciding the issue. "

13 On similar grounds we have already set aside the appeal of the revenue as well as Mrs Neera Narag, wife of the assessee back to the file of the ld AO to decide the issue afresh.
14 As the properties are owned by the assessee along with the properties of M/s Sonal Construction and his wife whose appeals are set aside by us back to the file of the Assessing Officer with specific direction to the assessee to produce the parties before the Assessing Officer for his examination including Mr. S. S. Sodhi. Burden would not be on the Assessing Officer to find these parties and to search a corroborative 36 ITA No. 525 & 548/DEL/2003 material in the whole world. It would be the duty of the assessee to rebut the presumptions contained u/s 292C of the Act. Further, the Assessing Officer is also directed to examine the source payment of Rs. 1.04 crores made by the assessee, for which the explanation of the assessee is that the deal is cancelled. Therefore, with similar directions, we also set aside the whole addition of Rs. 20.51 crores back to the file of the Assessing Officer with similar direction to the assessee as it is given in the other cases of M/s Sonal Construction and Neera Narang. The Assessing Officer has to examine the parties if produced by the assessee. The Assessing Officer may also consider the explanation of the assessee after giving proper opportunity of hearing. 15 In view of this, the appeal of the assessee and Revenue are allowed for statistical purpose.
Order pronounced in the Open Court on 23rd July, 2018.
     Sd/-                                                     Sd/-

 (SUCHITRA KAMBLE)                               (PRASHANT MAHARISHI)
  JUDICIAL MEMBER                                 ACCOUNTANT MEMBER

Dated:       23/07/2018
R.N*
Copy forwarded to:

1.            Appellant
2.            Respondent
3.            CIT
4.            CIT(Appeals)
5.            DR: ITAT




                                                  ASSISTANT REGISTRAR
                                                    ITAT NEW DELHI
                         37                           ITA No. 525 & 548/DEL/2003




Date of dictation                                     29.05.2018

Date on which the typed draft is placed before the 29.05.2018 dictating Member Date on which the typed draft is placed before the Other Member Date on which the approved draft comes to the Sr. PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr. 24.07.2018 PS/PS Date on which the final order is uploaded on the 24.07.2018 website of ITAT Date on which the file goes to the Bench Clerk 24.07.2018 Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order 38 ITA No. 525 & 548/DEL/2003