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 20, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Sri. M.J. Siwani, Bangalore vs Dcit, Bangalore on 18 May, 2022

              IN THE INCOME TAX APPELLATE TRIBUNAL
                       "B" BENCH : BANGALORE

        BEFORE SHRI N. V. VASUDEVAN, VICE PRESIDENT AND
           MS. S. PADMAVATHY, ACCOUNTANT MEMBER

                          ITA Nos.600, 601/Bang/2015
                           Assessment Year : 2005-06

  Shri. M. J. Siwani, &              Vs.   DCIT,
  Shri. H. J.Siwani,                       Central Circle - 1(4),
  No.15/3, Binny Crescent                  Bengaluru.
  Road, Benson Town,
  Bengaluru-560 046.
  PAN : AHWPS 5879 E
  PAN: AHWSP 55878 F
           APPELLANT                                 RESPONDENT

Assessee by   :    Shri. Annamalli, Advocate
Revenue by    :    Shri. Priyadarshini Mishra, Addl. CIT(DR)(ITAT), Bengaluru.

                    Date of hearing       : 05.04.2022
                    Date of Pronouncement : 18.05.2022

                                   ORDER

Per N. V. Vasudevan, Vice President :

These are two appeals by two different Assessees are directed against two orders both dated 29.12.2014 of CIT(A)-11, Bengaluru, relating to AY 2005-06. The additions challenged in these appeals and the grounds of challenge to the orders of the revenue authorities `are identical and arise out of same facts and circumstances. These two appeals were heard together and we deem it convenient to pass a common order.
ITA Nos.600, 601/Bang/2015 Page 2 of 22

2. The grounds of appeal raised by the Assessee in both the appeals are identical. For the sake of ready reference, we reproduce the grounds of appeal in ITA No.600/Bang/2015 in the case of Sri. M. J. Siwani:

1. The orders of the lower authorities in so far as they are against the appellant is opposed to law, equity and weight of evidence, probabilities, facts and circumstance of the case.
2. The Appellant denies itself liable to be assessed on a total income of Rs. 57,65,481/- as confirmed by the learned Commissioner of Income-tax (Appeals) as against income declared of Rs.36,981/- by the appellant under the facts and circumstances of the case.
3. The learned Commissioner of Income-tax (Appeals) failed to appreciate that the assessment order passed under section 143(3) r.w.s 147 of the Act is without jurisdiction and bad in law on the facts and circumstances of the case.
4. The learned Commissioner of Income-tax (Appeals) ought to have appreciated that the notice itself is bad in law on the ground that the notice does not correctly indicate whether the Assessing officer proposes to assess or reassess the income of the appellant on the facts and circumstances of the case.
5. The learned Commissioner of Income-tax (Appeals) failed to appreciate that the order of assessment is bad in law and void-

ab-initio for want of requisite jurisdiction especially, the mandatory requirements to assume jurisdiction under section 148 of the Act did not exist and have not been complied with and consequently, the assessments requires to be cancelled.

6. The learned Commissioner of Income-tax (Appeals) ought to have appreciated that the notice for reassessment under section 148 of the Act is issued based on a change of opinion of the learned Assessing Officer on the facts and circumstances of the case.

7. Without prejudice the learned Commissioner of Income-tax (Appeals) failed to appreciate that the entire proceedings by invoking the provisions of section 148 of the Act is not in accordance with law on the facts of the case. Without further prejudice the Assessing Officer ought to have issued the notice under section 153A of the Act when the reopening is made on the basis of certain alleged seized material were found and seized by the Income-tax authorities during the search.

ITA Nos.600, 601/Bang/2015 Page 3 of 22 consequently the entire proceedings of the present assessment is bad in law.

8. The learned Commissioner of Income-tax (Appeals) is not justified in law in confirming to the extent of addition of Rs.57,28,500/- as unexplained investment, when the appellant has not made any cash payment for purchase of the property during the impugned assessment year on the facts and circumstances of the case.

9. Without prejudice the learned Commissioner of Income-tax (Appeals) failed to appreciate that as per the learned Assessing officer chart a sum of Rs.23,25,000/- (Rs.11,62,500/- appellant share) being paid to the Ramagondanhalli properties, in contrary treating a sum of Rs.90,07,000/- (Rs.45,03,500/-

Appellant share) the unexplained investment at Ramagondanahalli properties by the learned Assessing Officer is not in accordance with law on the facts and circumstances of the case.

10. The learned Commissioner of Income-tax (Appeals) failed to appreciate that the learned Assessing officer has not discussed in respect of payment made to other properties as shown in the chart in the assessment order on the facts and circumstances of the case.

11. Without prejudice the learned Commissioner of Income-tax (Appeals) failed to appreciate that the Ramagondanahalli property as per the tabulated chart of the Assessing officer the amount alleged to be paid is at Rs.23,25,000/- (Appellant share is Rs.11,62,500/-) and consequently the addition confirmed of Rs.82.57 lakhs (Appellant share is Rs.41,28,500/-) is not in accordance with law on the facts and circumstances of the case.

12. The learned Commissioner of Income-tax (Appeals) failed to appreciate that the addition made of payment of Rs.32,00,000/- (Appellant share of Rs.16,00,000/-) is not correct and the appellant and his brother has not made such payment and there is no evidence produced by the revenue to that effect and further the addition made merely considering without any proof of payment the difference of amount mentioned between the agreement of sale and sale deed is not in accordance with law on the facts and circumstances of the case.

13. The learned Commissioner of Income-tax (Appeals) failed to appreciate that the provisions of Section 69B of the Act is not applicable on the facts and circumstances of the case.

ITA Nos.600, 601/Bang/2015 Page 4 of 22

14. The learned Commissioner of Income-tax (Appeals) ought to have appreciated that the learned Assessing Officer is not justified in law in charging. the interest under section 234A and 234B of the Act and further the calculation of interest under section 234 A and B of the Act is not in accordance with law since the rate, method of calculation, quantum is not discernable from the order of assessment on the facts and circumstance of the case.

15. The appellant craves leave to add, alter, amend, substitute or delete any of the grounds at the time of hearing of the appeal.

16. The appellant humbly prays that the appeal of the appellant be allowed or pass any such further orders for the advancement of substantial cause of justice.

3. Grounds No.1, 14 to 16 are either general ground is purely consequential and hence they need no specific adjudication.

4. The Assessee M. J. Siwani and H. J. Siwani are brothers and they are partners in a partnership firm M/s. H. M. Constructions. The firm carries on real estate and property development business. For AY 2005-06, both the Assessee's filed their return of income declaring total income of nil on18.12.2007. An order of assessment u/s.143(3) of the Act dated 28.12.2007 was passed by the AO in the case of both the Assessee's accepting the total income declared in the return of income.

5. There was a search and seizure operations conducted by the Revenue u/s.132 of the Act in the residential premises of both the Assessees on 30.6.2011. Documents seized at the time of search marked as A-1/HM/1 MJ Shivani/Scanned/file 1/Doc 2D, 2E, 2C, 1B, 5H, 5G, 541, 551, A-1, revealed that both the Assessees have together paid cash to various persons in respect of purchase of land at Ramagondanahalli village. Based on the material so seized, the AO had reason to believe that income chargeable to tax has ITA Nos.600, 601/Bang/2015 Page 5 of 22 escaped assessment and he therefore recorded the following reasons for initiating proceedings u/s.147 of the Act (to bring to tax income that escaped assessment) before issue of notice u/s.148 of the Act dated 27.3.2012:

Sri M J Siwani A. Y. 2005-06 Date :19.03.2012 Reasons for Re-opening the assessment u/s 148:
On going through the seized material A-1/HM/1, M J Shivani/Scanned Files1/ Doc. 2D, 2E, 2C, 1B, 5H, 5G, 541, 551, A-1/HM/6, A-HM/3, M J Shivani/ Scanned Filesl/RECEIPT 22, 13, 31, 5, 51, 41, A/HJS/1 and on through examination of the same it is seen that the assessee had made cash payment to various persons and many of the cash payment were made for the land at Tamagondanhalli during 1995 and also subsequent to the payment agreements were also made. However, there was a delay in the registration of the property as the land specified came under acquisition zone subsequent to the agreement of 1995. At the time of registration, as a measure of caution, the assessee took the receipt from the land owners and these receipts were dated around the registration date. Further, none of the receipts bear their signature. The assessee has taken a stand the payment were made in earlier periods and receipts were issued on registration date but this is not supported by any evidence. Thus it is taken that the receipt have been issued well within the period relevant to search and it has been clearly stated in the receipt the same is "further money" or "final settlement money". That is, the money was paid in addition to what has earlier been paid and was paid at the time of registration. The receipts were an acknowledgement of the seller and hence, there is no reason for the same to bear the assessee's signature. The document is necessary for the assessee to maintain so that the seller does not make any future claim regarding the consideration. The cash payment made to various person amounts to Rs. 45.035 lacs By reason of failure on the part of the assesseee to disclose fully and truly all material facts necessary for assessment, I have a reason to believe that an undisclosed income in the hands of the assessee Mr. M J Siwani for the A.Y.2005-06 estimated at Rs.45.035 lacs has escaped assessment.

ITA Nos.600, 601/Bang/2015 Page 6 of 22 DR.NARENDRA KUMAR NAIK, IRS Asst. Commissioner of Income tax, Central Circle-1(4), Bangalore.

6. Identical verbatim reasons were recorded in the case of H.J.Siwani also.

7. The following chart shows the details of the cash transactions entered by the Assessees in respect of acquisition of properties at Ramagondanahalli, as evidenced by the documents seized at the time of search:

ITA Nos.600, 601/Bang/2015 Page 7 of 22 ITA Nos.600, 601/Bang/2015 Page 8 of 22

8. In the reassessment proceedings both the Assessees requested the return of income originally filed be treated as a return filed in response to notice u/s.148 of the Act. In the reassessment proceedings, the AO called upon the Assessee to show cause as to why the amount of Rs.90,07,000/- total of the cash transactions in the chart given above, be not assessed at 50% each in the case of both the Assessees at Rs.45,03,500 each. The Assessee's reply was that the cash payments though stated to have been made on the dates found in the seized documents were in fact paid in the ITA Nos.600, 601/Bang/2015 Page 9 of 22 year 1995 when agreements were entered into for acquiring the properties in the year 1995. Due to litigation registration of the sale took a long time and was done in the year 2005. At the time of registration, receipts were taken from the Vendors but no actual cash payments were made except payments made in the year 1995 and that consideration as recorded in the registered sale deed along was paid to the vendors and no cash payments were made. It was also submitted that one payment to Narayanappa at sl. No.18 of the chart referred to in the earlier paragraph is undated and therefore cannot be presumed to be in relation to the previous year relevant to AY 2005-06. The further plea of the Assessee was that the AO referred to payment for purchase of lands at Ramagondanahalli village and therefore only payments pertaining to those lands, if at all, can be added and not payments in respect of properties which were not at Ramagondanahalli village. It was also submitted that a sum of Rs.10 crores was offered in the hands of the firm H.M.Constructions for the period 1.4.2010 to 30-1.2011. A sum of Rs.3.75 crores was towards omission and commissions in the accounts of the partners and that declaration would take care of the cash payments, if found to be taxable in the hands of the Assessees.

9. The AO rejected the plea of the Assessee on the ground that the Assessee failed to produce evidence to show that the cash transactions related to the period 1995 and not the previous year relevant to AY 2005-06. He therefore added a sum of Rs.43,03,500 in the hands of each of the Assessees as unexplained investment in purchase of property u/s.69B of the Act.

ITA Nos.600, 601/Bang/2015 Page 10 of 22

10. In the course of search an Agreement for sale dated 9.8.2004 for sale of between the Assessees and one Krishnappa was found. The Agreement for sale related to a property at Gandhinagar, Bangalore measuring 75 feet east to west and 48 feet north to south bearing Municipal No.27, 5th Main Road, (hereinafter referred to as "the Gandhinagar property"). One Smt.Chandraprabha and Sri.Janardhan were owners of the Gandhinagar property. Krishnappa agreed to purchase the property from the owners and paid full consideration to the owners. Krishnappa agreed to sell the Gandhinagar property to the Assessees as his nominees. The sale consideration agreed under this agreement was a sum of Rs. 1,85,89,500/-. Rs.7.50 lacs was paid in cash as advance and Rs.7.50 lacs by cheque. Ultimately the sale deed was registered by the owners in favour of the Assessee's on 5.5.2005 in which the sale consideration recorded was Rs.1,53,81,900/-. The difference sum of Rs.32 lacs (actual figure is Rs.32,07,600) was added as unexplained investment in purchase of property u/s.69B of the Act.

11. The two additions made as above by the AO, were confirmed by the CIT(A) and hence the present appeals by the Assessees.

12. Grounds No. 2 to 6 challenge the validity of initiation of reassessment proceedings u/s.147 of the Income Tax Act, 1961 (Act) (mentioned wrongly as Sec.148 of the Act in the grounds of appeal).

13. The learned counsel for the Assessee submitted that the notice issued u/s.148 of the Act, is bad in law on the ground that the notice proposes to assess/reassess the income of the appellant for the assessment ITA Nos.600, 601/Bang/2015 Page 11 of 22 year 2005-06. It was submitted that the word "assess" refers to making assessment for the relevant assessment year for the first time and the word "reassess" refers to the situation where an assessment is already made, but sought to be reassessed on the basis of this provisions of section 147 of the Act. It was submitted that in the standard form of notice u/s.148 as prescribed in the Act, the AO has not struck off the irrelevant portion in the notice viz., "assess" and therefore there was no proper application of mind and consequently the notice is bad in law. The learned counsel for the Assessee in this regard placed reliance on the decision of the Karnataka High Court in the case of CIT Vs. Manjunatha Cotton and Ginning factory in ITA No.2564 of 2005 dated 13.12.2012. It was submitted that since the notice is bad in law, the order of assessment itself is liable to held as invalid.

14. Identical contention on the non striking off the irrelevant words "assessee/reassess" was raised by the Assessee in the case of the very same Assessees in the context of proceedings arising out of the very same search in assessments completed u/s.153A of the Act in ITA No.1928 to 1939 and ITA No.511 to 512/Bang/2017 and the tribunal by its order dated 26.10.2020 rejected the said arguments, holding as follows:

"8. The next legal issue contested by the assessee is the assessing officer has issued notice u/s 153A of the Act, wherein the expression "assessee/reassess" is mentioned. He submitted that the question of reassessment would arise only if the total income of that year has already been assessed earlier. Accordingly he submitted that the assessing officer should clearly specify in the notice issued u/s 153A of the Act as to whether the income of particular assessment year is proposed to be "assessed" or "reassessed", i.e., he should strike off inapplicable portion in the notice. Non-striking of the inapplicable portion will show that the assessing officer has not applied his mind ITA Nos.600, 601/Bang/2015 Page 12 of 22 and hence the assessment order is liable to be quashed. In this regard, the Ld A.R placed his reliance on the decision rendered by Hon'ble Karnataka High Court in the case of CIT vs. Manjunatha Cotton & Ginning Factory (359 ITR 565).
9. The Ld D.R, on the contrary, submitted that the provisions of sec.153A itself uses the expression "assess/reassess", since the assessment of six assessment years are re-opened as per the provisions of sec.153A of the Act. If the assessment of a particular year has not been completed earlier, then the question of reassessment does not arise. However, if the assessment of a particular has already been completed, then the assessment is done second time, it would fall under the category of "reassessment". Hence the question of application of mind would not arise on this matter. He submitted that the decision in the case of Manjunatha Cotton & Ginning Factory (supra) has been rendered in the context of sec.271(1)(c) of the Act and further the charge referred in sec.271(1)(c) are two different charges. Accordingly the High Court held that the AO should make it clear in the notice that he should specify the particular charge for which the penalty proceedings were initiated by him. The Ld D.R, accordingly, submitted that the assessee cannot take support of the above said decision.
10. We heard the parties on this issue and perused the record. We find merit in the contentions of the Ld D.R. The provisions of sec.153A of the Act states that the assessment of six assessment years preceding the year of search would get reopened. Out of the six assessment years, assessment of some of the years would have been completed, while some of the years might not. Hence the provisions of sec.153A uses the expression 'assess/reassess" and the very same expression has been used in the notice issued u/s 153A of the Act. In both the cases, the total income shall be determined by the assessing officer. Hence the assessee would be knowing that the assessment of a particular year is a case of new assessment or reassessment, as it depends upon facts of each assessment year.
11. The facts available in Manjunatha Cotton & Ginning Factory (supra) are different. It related to the penalty levied u/s 271(1)(c) of the Act. Penalty u/s 271(1)(c) of the Act may be levied either for "concealment of particulars of income" or for "furnishing of inaccurate particulars of income". Since two distinct charges are specified in the provisions of sec.271(1)(c) of the Act, the Hon'ble ITA Nos.600, 601/Bang/2015 Page 13 of 22 jurisdictional Karnataka High Court held that AO should clearly specify the charge under which the penalty proceedings were initiated.

In the notice issued for initiating penalty proceedings u/s 271(1)(c) of the Act, the AO should clearly specify the charge. If both the charges are mentioned in the notice, the AO should strike off inapplicable portion. Otherwise, it is quite possible that the assessee does not know the charge under which the penalty proceedings were initiated. Accordingly, it was held that non-striking of inapplicable portion would result in non-application of mind by the AO and since it goes to the root of the matter, the penalty proceedings would get vitiated. In our view, the assessee cannot take support of this decision and hence the contention of the assessee that non-striking of inapplicable portion in the expression "assess/reassess" would vitiate the assessment proceedings is liable to be rejected, as it does not go to the root of the matter."

15. In view of the aforesaid decision of the Tribunal on identical facts, we are of the view that the plea of the Assessee is liable to be rejected.

16. The next argument of the learned counsel for the Assessee was that no action can be taken as per first proviso to section 147 of the Act after expiry of four years, where an assessment under sub-section (3) of Section 143 has already been made for the relevant assessment year, unless any income chargeable to tax has escaped assessment for such assessment year by reason of failure on the part of the assessee to make return under section 139 or in response to a notice issued under section 142(1) or section 148 or to disclose fully and truly all material facts necessary for his assessment for that assessment year. It was submitted that an order of assessment u/s.143(3) of the Act dated 28.12.2007 was passed by the AO in the case of both the Assessees. It was submitted that in the original assessment proceedings the Assessee produced copy of the statement of affairs as on ITA Nos.600, 601/Bang/2015 Page 14 of 22 31.03.2005 wherein the property at Ramagondahalli village was disclosed and the amount paid is also mentioned in the balance sheet. The Assessing officer considered the same and passed the original assessment order under section 143(3) of the Act by accepting the return of income. It was submitted that the Assessee had disclosed fully and truly all material facts necessary for the assessment. There was no failure or omission on the part of the Assessee in this regard and therefore the proceedings u/s.147 of the Act are not valid. Reliance is placed on the decision of the Hon'ble Gujarat High Court in the case of VikasPrinteryVs. ADIT (2004) 270 ITR 68 (Guj).

17. Regarding the argument that proviso to Sec.147 will apply and therefore the proceedings can be initiated only when there is failure on the part of the Assessee to fully and truly disclose material facts, we are of the view that the same is without any merit. The Search u/s.132 carried out after the conclusion of the assessment proceedings in the case of both the Assessees revealed cash transactions not disclosed and hence there was a failure on the part of the Assessee to fully and truly disclose material facts. The arguments in this regard are therefore devoid of any merit.

18. The next argument of the learned counsel for the Assessee was that in the original assessment proceedings the Assessee produced the copy of the statement of affairs as on 31.03.2005 wherein the property at Ramagondahalli village was disclosed and the amount paid is also mentioned in the balance sheet. The Assessing officer considered the same and passed the original assessment order under section 143(3) of the Act by accepting the return of income. It was submitted that the issuance of notice u/s. 148 on the basis of the reasons recorded was nothing but a mere change of opinion, which was not permissible under law. Reliance is placed on the ITA Nos.600, 601/Bang/2015 Page 15 of 22 decision of the Supreme Court in the case of CIT v. Kelvinator of India Ltd. (SC), 320 ITR 561. Reliance was also placed on the decision of Hon'ble Delhi High Court in the case of M/s. Haryana Acrylic Manufacturing Co. Vs. CIT, reported in 308 ITR 38. It was submitted that the assessing officer who passed the order under section 143(3) has examined all and passed the assessment order. Hence, the present Assessing officer has no jurisdiction to reopen the assessment and the notice issued u/s. 148 to the assessee is invalid and void-ab-intio. Reliance is placed on the decision in the case of Hindustan Lever Ltd. Vs. ACIT and Others, reported in 268 ITR 332.

19. We have considered the above arguments and we find that a Search u/s.132 of the Act was carried out after the conclusion of the assessment proceedings in the case of both the Assessees revealed cash transactions not disclosed and hence there was a failure on the part of the Assessee to fully and truly disclose material facts. The reassessment proceedings were initiated pursuant to materials found in search showing unexplained investments in purchase of property. It is only when there is no new material and based on material already available at the time of conclusion of original assessment proceedings assessment is sought to be reopened can there be a argument that reopening was on change of opinion. In the present case there was fresh material showing income that escaped assessment and therefore resort to provisions of Sec.147 was appropriate. In this regard, we have already reproduced the reasons recorded before issue of notice u/s.148 of Act that shows presence of fresh material after conclusion of the original assessment proceedings.

20. It was next contended that the mandatory condition to assume jurisdiction under section 148 of the Act does not exist and the reasons ITA Nos.600, 601/Bang/2015 Page 16 of 22 recorded does not amount to reason to believe. Drawing our attention to the reasons recorded u/s.147 of the Act, before issue of notice u/s.148 of the Act, it was submitted that the Assessing officer in the reasons recorded has clearly stated that the cash payments were made during 1995 and also subsequent to the payments agreements were also made. However there was a delay in the registration. The Assessing Officer himself in the reasons recorded has stated that at the time of registration, as a measure of caution, the assessee took the receipt from the land owners and these receipts were dated around the registration date. It was submitted that in the reasons recorded it has been mentioned that the payments were made in the period of search and therefore notice under section 153A ought to have been issued by the Assessing officer and the proceedings initiated under section 148 of the Act is bad in law. It was submitted that in the reasons recorded the Assessing Officer did not have any reason to believe and only reason to suspect. Consequently based on these reasons the notice issued under section 148 of the Act is bad in law. It is only assumption of the learned Assessing officer that the actual payments have been made in F.Y.2004-05. The learned counsel for the Assessee placed reliance on the following decisions of the various High Courts in this regard:

i) Unreported decision of the Hon'ble Jurisdictional High Court in W.P.No.11573/1989 (Judgment dated 11.01.1991) in the case of A.Nagappa Vs. The Assistant Commissioner of Income-tax, Investigation circle, Mangalore and the Appellate Judgment passed by the Division Bench in W.A.No.928/1991 (Judgment dated 19.03.1992) in the case of the Assistant Commissioner of Income-tax, Investigation circle, Mangalore Vs. A.Nagappa.

ii) Decision of the Hon'ble Bombay High Court in the case of M/s. Hindustan Lever Ltd., Vs. ACIT & Others, reported in 268 ITR 332.

ITA Nos.600, 601/Bang/2015 Page 17 of 22

iii) Decision of Hon'ble Apex Court in the case of Indian Oil Corporation Vs. Income Tax Officer, reported in 159 ITR 956.

iv) Birla VXL Ltd v CIT, reported in 217 ITR Pg. 1.

v) Hon'ble Apex Court in the case of ChhugamalRajpalVs. S.P.Chaliha and other, reported in 79 ITR 603.

vi) Hon'ble Apex Court in the case of M/s.Ganga Saran & Sons (P) Ltd., Vs. ITO & Others, reported in 130 ITR 1.

vii) M/s. WEL Intertrade (P) Ltd and Another Vs. ITO, reported in 308 ITR 22(Delhi).

viii)CIT Vs. Dr. N. TippaSetty in ITA No. 102, 105 & 106 of 2002, reported in 322 ITR 525 (Karn), wherein all the decisions have been considered and held that there is no reason to believe.

ix) In view of the foregoing decisions of various Courts the appellant wishes to submit that the learned Assessing officer did not had any reason to believe that the income of the appellant has escaped assessment and hence the reopening of assessment for the impugned assessment year 2005-06 is bad in law.

21. The arguments advanced as above are devoid of any merit because, the seized document clearly showed payments of cash in the previous year relevant to AY 2005-06. Therefore there was reason to believe that income chargeable to tax escaped assessment. On the argument that only proceedings u/s.153A of the Act ought to have been initiated and not proceedings u/s.148 of the Act, we do not find any merit in the said arguments. As per Sec.153A of the Act, the Assessing Officer is bound to issue notice to the assessee to furnish returns for each assessment year falling within the six assessment years immediately preceding the assessment year relevant to the previous year in which the search or requisition was made. Search in this case was conducted on 30.6.2011. The previous year in which the search was made is AY 2012-13. Six Assessment years preceeding AY 2012-13 would be AY 2006-07 to ITA Nos.600, 601/Bang/2015 Page 18 of 22 2011- 12. Therefore, for material found in the search that pertains to AY 2005-06, proceedings u/s.148 is the appropriate remedy for the revenue. The grounds raised in this regard are devoid of any merit and hence dismissed.

22. Now we shall take up ground No. 8 to 11 which relates to the addition of Rs.45,03,500 each in the case of both the Assessees and ground No.12 and 13 which relates to addition of Rs.32 lacs. On the issue of cash payments for purchase of property at Ramagondanahalli Village the submissions made before the AO were reiterated i.e., the payments were in fact made in the year 1995 and not on the dates as reflected in the seized document. On the issue of cash payment for purchase of Gadhinagar property, it was submitted that the impugned addition made of Rs.16 lakhs each with regard to purchase of property at Gandhinagar, the Assessing officer has gone by the agreement executed with A.krishnappa. The agreement dated 9.8.2004 executed with A.Krishnappa was for Rs.1,85,89,500/- which is an unregistered document. On the date of agreement, the payment made by the Assessee and his brother was Rs.15 lakhs. The receipt for the same is also found as the part of the agreement. Ultimately the sale deed was executed on 5.5.2005 for Rs.1,53,81,900/-. The assessing authority is under the presumption that the balance amount of Rs.32 lakhs had been paid in cash and consequently the impugned addition of Rs.16 lakhs was added in the hands of the appellant. The Assessee submitted that sale was only for the consideration of Rs.1,53,81,900/- which had been duly recorded. There was no evidence to suggest that the Assessee and his brother had made additional consideration of Rs.32 lakhs. No evidence in this regard is forthcoming in the hands of the revenue or the ITA Nos.600, 601/Bang/2015 Page 19 of 22 Assessee had been confronted with such evidence for his rebuttal. In these circumstances, the impugned addition as made is totally uncalled for and is liable to be deleted.

23. Before dealing with the submissions, let us look at the evidence in the form of seized document. The first document is a receipt dated 20.11.2004. The parties to this receipt are Anjinamma, Govinda, Krishnappa, Parvathamma and Sanjeev Raj, who are listed at sl.No.1,3,4, 10 and 11 of the chart reproduced in the earlier part of this order. Anjinamma has not signed the receipt nor is there any recital for having paid cash to Anjinamma in the receipt dated 20.11.2004. The receipt dated 20.11.2004 does not make any reference to any agreement for sale dated 20.11.2004 between the same parties and the Assessees. In the assessments completed u/s.153A of the Act in ITA No.1928 to 1939 and ITA No.511 to 512/Bang/2017 the tribunal by its order dated 26.10.2020 deleted addition because in those years, the receipt itself mentioned that the payment was towards sale agreements of the year 1995. Such recitals are absent in the receipt dated 20.11.2004. There is no other material shown by the Assessee that these payments were payments made in the year 1995. Therefore, addition in respect of the aforesaid receipt except the addition pertaining to Anjinamma is confirmed. As far as Anjinamma is concerned, the receipt at page 41 of the paper book dated 20.11.2004 shows that she received a sum of Rs.8 lacs in cash and this receipt also does not make any reference to agreement of the year 1995 and hence this addition is also confirmed.

ITA Nos.600, 601/Bang/2015 Page 20 of 22

24. Payment to Narayanappa (Sl.No.18 of the chart reproduce in the earlier part of this order) is undated and therefore the addition cannot be made in AY 2005-06 and hence the said addition is deleted.

25. As far as payment of cash to Yellamma (Sl.No.15 of the chart given earlier), the receipt filed by the revenue which is dated 18.1.2005 shows that she received a sum of Rs.2.50 lacs in cash and this receipt also does not make any reference to agreement of the year 1995 and hence this addition is also confirmed.

26. As far as payment of cash to Pappanna (Sl.No.9 of the chart given earlier), the receipt filed by the revenue which is dated 5.9.2004 shows that he received a sum of Rs.11.50 lacs in cash and this receipt also does not make any reference to agreement of the year 1995 and hence this addition is also confirmed.

27. As far as payment of cash to Mariappa (Sl.No.8 of the chart given earlier), the receipt filed by the revenue which is dated 25.1.2005 shows that he received a sum of Rs.1.00 lacs in cash and this receipt makes reference to agreement of the year 1995 and hence this addition is deleted as it proves the plea of the Assessee.

28. As far as payment of cash to Zacharia (Sl.No.6 of the chart given earlier), the agreement dated 4.10.2004 filed by the revenue shows that he received a sum of Rs.10 lacs in cash and this agreement also does not make any reference to agreement of the year 1995 and hence this addition is also confirmed.

ITA Nos.600, 601/Bang/2015 Page 21 of 22

29. As far as payment of cash to Atul Kapur (Sl.No.2 of the chart given earlier), the receipt filed by the revenue which is dated 12.1.2005 shows that she received a sum of Rs.15 lacs in cash and this receipt also does not make any reference to agreement of the year 1995 and hence this addition is also confirmed.

30. We did not have the benefit of looking into the other receipts in respect of cash payments referred to in the chart given earlier. From the dates given in these charts and in the absence of evidence to show that these cash payments were made in relation to agreements of the year 1995, we confirm the order of the AO/CIT(A) in respect of these additions.

31. The next addition that requires adjudication is the addition of Rs.32 lacs. As far as this addition is concerned, the Agreement and the sale deed showed that a sum of Rs.32 lacs was paid over and above the sale consideration as reflected in the registered sale deed. There is no explanation from the Assessee for the difference except a bald statement that they did not pay anything over and above what is reflected in the registered sale deed. Hence, this addition is confirmed.

ITA Nos.600, 601/Bang/2015 Page 22 of 22

32. In the result, the appeals of the Assessees are partly allowed to the extent indicated.

Pronounced in the open court on the date mentioned on the caption page.

                Sd/-                                    Sd/-
        (S. PADMAVATHY)                         (N.V. VASUDEVAN)
        Accountant Member                          Vice President
Bangalore,
Dated: 18.05.2022.
/NS/*


Copy to:

1. Appellants           2.    Respondent
3. CIT                  4.    CIT(A)
5. DR                   6.    Guard file

                                                 By order


                                            Assistant Registrar,
                                             ITAT, Bangalore.