Income Tax Appellate Tribunal - Ahmedabad
Atulbhai Amritlal Mehta, Ahmedabad vs Dy. Commissioner Of Income Tax, ... on 15 March, 2023
IN THE INCOME TAX APPELLATE TRIBUNAL
"SMC" BENCH, AHMEDABAD
BEFORE MS. SUCHITRA KAMBLE, JUDICIAL MEMBER
I.T.A. No.426/Ahd/2022
(Assessment Year: 2011-12)
Atulbhai Amritlal Mehta Vs. DCIT
301, Abhishilp Building, Near Circle-3(1)(1),
Keshavbaug Party Plot, Vastrapur, Ahmedabad
Ahmedabad-380015
[PAN No.ABEPM2728E]
(Appellant) .. (Respondent)
Appellant by : Shri Kalpesh Shah, CA
Respondent by: Shri Y. R. Raval, Sr. D.R.
Date of Hearing 14.02.2023
Date of Pronouncement 15.03.2023
ORDER
The appeal filed by the assessee is against the order passed by the Ld. CIT(Appeals), National Faceless Appeal Centre (in short "NFAC"), Delhi on 19.09.2022 for A.Y. 2011-12.
2. The grounds of appeal raised by the assessee are as under:
"1. The Ld. AO passed order of assessment for the assessment year, under section143(3) read with section 147 and 148 of the Act, without proper authority or appropriate jurisdiction under provisions of section 148 of the Act. Thus the order of assessment is void and bad in law.
2. The Learned Commissioner of Income tax Appeals has grossly erred in passing order without understanding the fats of the case and applying his mind. Further the Learned CIT Appeal has passed the order without rebutting the submissions made by the Assessee.
3. The Learned CIT Appeal has grossly erred in passing the order observing in Para 6 Page 14, that the Assessee failed to explain the Source of the Investment. The re-opening and addition to income is on account of sale of shares and not for investment in shares.
4. The CIT Appeal and AO has made no attempt to bring in any evidence on record. They accepted SEBI information as an irrefutable evidence or proof against the Assessee.
5. On the facts and circumstances of the case, the AO has grossly erred in initiating the penalty proceedings u/s 271(1)(c) of the act when no such penalty is exigible. Since the proceedings are wrongly initiated, AO may be directed to withdraw such proceedings.
6. All the above grounds of appeal are independent from one other and without prejudice to one other. We further crave to add new grounds of appeal during the course of hearing before your Honor."ITA No. 426/Ahd/2022
Atulbhai Amritlal Mehta vs. DCIT Asst.Year-2011-12 -2-
3. The assessee filed its original return of income for the year under consideration on 30.09.2011 declaring total income at Rs. NIL and claimed business loss of Rs. 84,15,914/-. The assessee claimed exempt income of Rs. 1,80,41,375/- inclusive of Rs. 1,54,25,446/- being Long Term Capital Gains from transactions on which securities transaction tax was paid. Return of income was processed under Section 143(1) of the Act. The assessee is having capital gain income from investment in share, F & O Trading and currency market. The assessee is also having interest income. The assessee's case was reopened under Section 147 of the Act, after recording reasons and necessary approval. The Assessing Officer observed that during F.Y. 2010-11 the assessee carried out sale transactions in the penny stock scrip VAS Infrastructure Ltd. The share prices of Vas Infrastructure Ltd. was displayed a sharp rise during the F.Y. 2010-11 and the sharp rise was suspected by the Assessing Officer. The Assessing Officer observed that the assessee earned capital gain of Rs. 36,26,308/- and claimed exemption income under Section 10(38) of the Act. The prices of shares of Vas Infrastructure Ltd. for the period from 01.04.2010 to 31.03.2011 verifiable from BSE India website shows that the scrip exhibits the Penny Stock scrip and there was a report from the DDIT (Investigation), Unit-6(2), Mumbai which has stated the manipulation of prices in respect of penny stock companies. The Assessing Officer further made addition of Rs. 36,26,308/- and thereby denied exemption under Section 10(38) and audited the same under Section 68 of the Act as unaccounted cash deposit.
4. Being aggrieved by the assessment order the assessee filed appeal before the CIT(A). The CIT(A) dismiss the appeal of the assessee.
ITA No. 426/Ahd/2022Atulbhai Amritlal Mehta vs. DCIT Asst.Year-2011-12 -3-
5. The Ld. A.R. submitted that the assessee company is dealing with share trading as investment and during the F.Y. 2011-12 the assessee declared total loss of Rs. 84,15,914/- and filed return of income under Section 139(1) and Section 148. The assessee entered into transaction of Vas Infrastructure Ltd. to its share broker on various dates from April 2010 to November 2010. The assessee has given the details relates to the brokers as well as the transaction was carried out through the National Stock Exchange. The Ld. A.R. relied upon various decisions including the decision of the Tribunal in case of Genuine Finance Pvt. Ltd. vs. DCIT (in ITA No. 221/Ahd/2021 order dated 28.102.2022) .
6. The Ld. D.R. submitted that the scrip of M/s. Vas Infrastructure Ltd. was a penny stock and from the report of Investigation Wing the same is confirmed. The Ld. D.R. relied upon the assessment order and the order of the CIT(A).
7. Heard both the parties and perused all the relevant material available on record. The scrip of M/s. Vas Infrastructure Ltd. was not black listed by the SEBI at the relevant period and the brokers from whom the assessee has purchased and sold the scrip has been detailed by the assessee through contract notes brokers details and other relevant documents. The assessee has also pointed out that on these transactions the assessee has paid Securities Transaction Tax i.e. "STT". The investigation report has nowhere stated that the scrip of M/s. Vas Infrastructure Ltd. or any of the brokers have been black listed. In fact, the Assessing Officer as well as CIT(A) has not given any finding in respect of assessee's case as relates to fluctuation in the market related to scrip of Vas Infrastructure Ltd. The assessee purchase share online through various brokers and the payments made to brokers are reflected in the ITA No. 426/Ahd/2022 Atulbhai Amritlal Mehta vs. DCIT Asst.Year-2011-12 -4- bank account. The assessee has DP accounts with all the brokers and the proof of payment was also duly filed. The Assessing Officer as well as CIT(A) has not given any detail finding as to how the assessee is dealing with penny stock. In fact, scrip of purchase and sales of M/s. Vas Infrastructure Ltd. has not been declared a penny stock by SEBI or the Stock Exchange Regulatory Authority. The assessee has filed statement of scrip wise purchase and sales, stocks summary, copy of assessee's ledger in broker's books and copy of broker's ledger in books of assessee for A.Y. 2011-12 alongwith bank statements and bank book. Thus, the Assessing Officer as well as the CIT(A) was not right in disallowing the claim of exempt income under Section 10(38) of the Act. The Assessing Officer was not right in making the addition under Section 68 as this cannot termed as unaccounted cash deposit. Therefore, the appeal of the assessee is allowed.
8. In result, the appeal of the assessee is allowed.
This Order pronounced in Open Court on 15/03/2023
Sd/-
(SUCHITRA KAMBLE)
JUDICIAL MEMBER
Ahmedabad; Dated 15/03/2023
TANMAY, Sr. PS TRUE COPY
आदे श क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent.
3. संबं धत आयकर आयु त / Concerned CIT
4. आयकर आयु त(अपील) / The CIT(A)-
5. वभागीय त न ध, आयकर अपील!य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad
6. गाड' फाईल / Guard file.
आदे शानुसार/ BY ORDER,
उप/सहायक पंजीकार (Dy./Asstt.Registrar)
आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad