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 4, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Puran Chand Rahi, Delhi vs Ito Ward-21(3), New Delhi on 31 October, 2018

         IN THE INCOME TAX APPELLATE TRIBUNAL
             DELHI BENCHES: 'F', NEW DELHI

       BEFORE SMT. BEENA A PILLAI, JUDICIAL MEMBER
    AND SHRI MAHARISHI PRASHANT, ACCOUNTANT MEMBER

                    ITA No. 5195/Del/2016
                         AY: 2008-09

Sh. Puran Chand Rathi             vs.     ITO, Ward 21 (3)
R/O T-108, Street No.1                    New Delhi
Shivaji Nagar
Narela
Delhi 110 040

PAN: AGFPR5661M



(Appellant)                                     (Respondent)


     Assessee by : Smt. Prem Lata Bansal, Sr.Adv.
                   Sh. Divyanshu Aggarwal, Adv.
     Department by : Sh. Surender Pal, Sr. D.R.
                 Date of Hearing :           30.10.2018
                 Date of Pronouncement:       31.10.2018


                             ORDER
PER BEENA A PILLAI, JUDICIAL MEMBER

Present appeal has been filed by assessee against order of Ld.CIT(Appeals)-13, New Delhi dated 11.07.2016 for A.Y 2008-09 on the following grounds of appeal:

"1. That the Ld. Commissioner of Income Tax (Appeals) [Ld. CIT(A)] has erred on facts and in law in partly allowing the appellant appeal against order of Ld. Assessing officer (AO) on a total income of Rs. 1,21,45,869/-.
ITA No.5195/Del/2016 A.Y.2008-09
Sh. Puran Chand Rathi vs. ITO
2. That On the facts and in the circumstances of the case and in law, the Ld.CIT(A), has erred in sustaining of addition, of Rs. 1,08,76,349/- on account of foreign agent commission, made by the Assessing Officer.
3. That the Ld. CIT (A) has grossly erred fact and on law in reducing the addition to Rs. 10,89,700/- instead of Rs. NIL on account of unexplained/unverified creditors.
4. That the Ld. Commissioner of Income Tax (Appeal) erred in affirming the decision of Ld. AO for disallowing commission payment of Rs.1,08,76,349/- to foreign parties without appreciating the fact and available supporting.
5. That On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in allowing the addition made by the Assessing Officer due to non-furnishing of desired information and documents.
6. That Ld. CIT (A) have erred In law and on facts In not properly appreciating and considering various submissions, evidences and supporting filed by applicant and placed on record during the course of the proceedings and not properly appreciating various facts and law in its proper perspective and further erred in understanding the facts and in passing orders in gross violation of the principles of natural justice.
7. That the Ld.CIT(A) & Ld.AO has grossly erred in not providing sufficient and adequate opportunity to the assessee to represent its case as the assessee was prevented by sufficient cause in not being able to furnish the requisite detail, explanation and documents during the course of appellate stage and even not requested.
8. That additions by Ld. AO are of suspicion nature and totally baseless and framed on presumption basis. Accordingly, deserved to be deleted.
9. That the Id. AO and Id. CIT CA) has erred, both on facts and in law, in assuming jurisdiction under provisions of the Act and accordingly enhancement made on that basis is void ab-initio and was made in mechanical manner and contrary to facts, law and the principles of natural justice, and is vitiated in law.
2 ITA No.5195/Del/2016 A.Y.2008-09
Sh. Puran Chand Rathi vs. ITO
10. The order of the Ld. CIT CA) is arbitrary, biased bad in law and facts and circumstances of the case.
11. That the grounds of Appeal as herein are without prejudice to each other.
12. That the appellant respectfully craves leave to supplement, to cancel, to add, to amend and/or otherwise to alter/modify and/or forego any ground s) at or before the time of hearing."

2. Brief facts of the case are as under:

Assessee filed its return of income declaring total income of Rs.1,79,820/- on 30/09/08. The same was processed under section 143 (1) of the Income Tax Act, 1961 (the Act) and subsequently was selected for scrutiny. Accordingly notice under section 143 (2) of the Act was issued to assessee. Upon receipt of the statutory notices, Representative of assessee appeared before the Ld. AO and filed requisite details as called for. 2.1. Ld. AO observed that assessee is engaged in the business of export of fabric, garments, carpets, scarves, socks and shawls etc. in the name and style of M/s Rathi Impex. It was observed that assessee has paid a sum of Rs.1,08,76,348.93/- as commission to foreign agent. It was submitted by assessee that the payments were made having regard to the commercial expediency for promoting the products belonging to assessee abroad, procuring the overseas orders for assessee, facilitating the receipt of sale value from ultimate buyer, submit all enquiries and orders to assessee, resolving buyers query, assists customers at all times, including warranty period. It was submitted that assessee has paid a commission of 12.5% as per the agreement since the export has been facilitated by foreign agent, which is very categorically stated in purchase orders. It 3 ITA No.5195/Del/2016 A.Y.2008-09 Sh. Puran Chand Rathi vs. ITO was submitted that assessee filed all requisite details like purchase order, invoice, customs certificate and bank certificate establishing payment made to foreign agent as commission. 2.2. Ld.AO, however, made addition disregarding the submissions made by assessee to the extent of Rs.1,08,76,349/-.

The next addition made by Ld.AO is in respect of unexplained/unverified creditors amounting to Rs.1,62,20,735/-.

3. Aggrieved by the additions made by Ld.AO assessee preferred appeal before Ld.CIT(A). Ld.CIT(A) confirmed the addition made by Ld. AO in respect of commission paid to foreign agent. However, as regards the addition in respect of unexplained/unverified creditors, restricted the disallowance to Rs.10,89, 700/- since assessee had not furnished any confirmation of the third party being M/s HR & CA Traders.

4. Aggrieved by the additions confirmed by Ld.CIT (A), assessee is in appeal before us now.

5. Ground No. 1, 2 are general in nature and, therefore, do not require any adjudication.

6. Ground No.3(A) is in respect of the addition made on account of commission paid to foreign agent.

7. Ld.Counsel submitted that assessee paid commission at 12.5% of the invoice value to foreign agent who undertakes all services relating to materials/goods and follow-ups on behalf of foreign customer. It was submitted that the commission paid to M/s. Asida Trading Co. LLC which was commercially expedient. She submitted that the agent facilitated assessee in making export sales to the buyers and acted as a mediator for making sales to the foreign buyers being, Commodities Intertrade General 4 ITA No.5195/Del/2016 A.Y.2008-09 Sh. Puran Chand Rathi vs. ITO Trading Co. LLC and Manooba Textiles LLC Dubai. She placed reliance upon page No. 8 of paper book wherein the confirmation of commission paid to the foreign agent in respect of the exports made to the buyers have been itemised invoice wise. She also placed reliance upon invoices, custom certificates and brand confirmation in respect of each and every payments made by assessee, placed in the paper book.

7.1. She thus submitted that Ld.A.O. and Ld. CIT (A) without verifying these details has confirmed the addition which is not justifiable.

7.2. On the contrary Ld.Sr.DR submitted that all the documents relied upon by Ld.Counsel do not decide nature of payment. He submitted that it is surprising that there is no communication in the form of any Agreement between principal and Agent, in respect of goods exported by assessee. By submitting so, placing reliance upon the orders passed by authorities below, Ld.Sr.DR placed serious doubts upon the nature of payment made to foreign agent to be commission as alleged by the assessee. He also submitted that assessee has not proved the nature of services rendered by Agent to assessee which can be supported by some evidence.

8. We have perused submissions advanced by both sides in the light of records placed before us.

8.1. On page 8 confirmation has been issued by foreign agent being Asida Trading Co. LLC, regarding commission amount. Further, the invoices placed in the paper book, the shipping bill for exports issued by the Customs Department and the Certificate of export issued by the bank has not been verified by 5 ITA No.5195/Del/2016 A.Y.2008-09 Sh. Puran Chand Rathi vs. ITO Ld.AO and also has not been disputed in any manner whatsoever regarding its authenticity.

8.2. In the written submissions assessee submitted that Foreign Agent has provided following services in lieu of commission paid by assessee:

i) promote the products belonging to the assessee abroad,
ii) procure the overseas order for the assessee,
iii) facilitating the receipt of sale value from the ultimate buyer,
iv) submit all inquiries and orders to the assessee,
v) resolving the buyers query,
vi) assist the customers at all times including the warranty period.

However, no evidence has been submitted in regards to receipt of aforestated services rendered by Foreign Agent. No documents/evidences has been filed before us in justification of commission paid to Foreign Agent. Ld.AO has also not verified this aspect. We are, therefore, inclined to set aside the issue back to Ld.A.O. Assessee is directed to file agreement with Foreign Agent to prove the nature of services provided to assessee. Ld.AO shall then verify the same and consider the claim of assessee as per law.

8.3. Accordingly we allow this ground for statistical purposes.

9. Ground No. 3 (b) is in respect of addition made on account of unexplained/unverified creditors.

9.1. Ld.Counsel submitted that assessee had purchased goods from 6 parties during the Financial Year 2007-08 and has made payment through account payee cheques in the same year and in 6 ITA No.5195/Del/2016 A.Y.2008-09 Sh. Puran Chand Rathi vs. ITO subsequent assessment year. She submitted that confirmations of most of the creditors are placed on record and has been filed before Ld. AO. It was submitted by Ld.Counsel that Ld.A.O. verified the creditors during assessment proceedings. In respect of M/s Ashok Sales Corporation, Ld.Counsel submitted that the party failed to respond to notice under section 133 (6) however the assessee produced current address of the party and furnished Certificate from SBC bank that the entire balance had been squared off in the following year through RTGS transfer. She submitted that the remaining sundry creditors responded to the notice issued by Ld.AO and also filed confirmation and copies of Ledger accounts as called for which is also a part of remand report dated 13/10/14. She submitted that Ld.CIT(A) has sustained the addition only in respect of 3rd party i.e. M/s HR& CA Traders for non-furnishing of confirmation. The main argument advanced by Ld.Counsel is that the purchases has not been disputed by the authorities below. It has been submitted that purchases and sales recorded by assessee in the books of accounts has not been doubted by Ld.AO.

9.2. On the contrary Ld.Sr DR placed reliance upon the orders passed by authorities below.

10. We have perused the submissions advanced by both the sides in light of records placed before us. 10.1. Ld.Counsel has argued that purchases from the parties has not been disputed and the corresponding sales have also been accepted by authorities below. In the present case the Ld.AO and Ld.CIT(A) has confirmed the outstanding balance which has been paid in subsequent year to the suppliers being 7 ITA No.5195/Del/2016 A.Y.2008-09 Sh. Puran Chand Rathi vs. ITO third party. Both the lower authorities have not doubted the purchases as well as the payments made by assessee. Merely because the payment has been made to the supplier the third party, addition cannot be made in the hands of purchaser of goods. We are therefore inclined to delete the addition in hands of assessee.

10.2. Accordingly this ground raised by assessee stands allowed.

11. In the result, appeals filed by assessee stands allowed. Order pronounced in the Open Court on 31/10/2018.

                Sd/-                                          Sd/-

       (MAHARISHI PRASHANT)                         (BEENA A PILLAI)
       ACCOUNTANT MEMBER                            JUDICIAL MEMBER

Dt. 31st October, 2018


*GMV
Copy   forwarded to: -
1.      Appellant
2.      Respondent
3.      CIT
4.      CIT(A)
5.      DR, ITAT
                         -   TRUE COPY   -

                                                         By Order,




                                             ASSISTANT REGISTRAR
                                               ITAT Delhi Benches

                                                                                   8
                                                           ITA No.5195/Del/2016 A.Y.2008-09
                                                              Sh. Puran Chand Rathi vs. ITO




                                             Date
Draft dictated on                            30.10.2018
Draft placed before author

Draft proposed & placed before the second member Draft discussed/approved by Second Member.

Approved Draft comes to the Sr.PS/PS Kept for pronouncement on & Order uploaded on :

File sent to the Bench Clerk Date on which file goes to the AR Date on which file goes to the Head Clerk.
Date of dispatch of Order.
9