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 5, Cited by 1]

Income Tax Appellate Tribunal - Jaipur

Acit, Ajmer vs Sampat Devi Sharma, Kishangarh on 3 March, 2017

             vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
   IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR

    Jh dqy Hkkjr] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
     BEFORE: SHRI KUL BHARAT, JM & SHRI VIKRAM SINGH YADAV, AM

           vk;dj vihy la-@ITA No.929/JP/15
          fu/kZkj.k o"kZ@Assessment Year : 2009-10

The ACIT, Central Circle, Ajmer      cuke     Smt. Sampat Devi Sharma,
                                      Vs.     Near Railway Phatak, Untra
                                              Road, Krishnapuri,
                                              Madanganj, Kishangarh
LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. CHSPS 9657 Q
vihykFkhZ@Appellant                          izR;FkhZ@Respondent

           vk;dj vihy la-@ITA No.930/JP/15
          fu/kZkj.k o"kZ@Assessment Year : 2010-11

The ACIT, Central Circle, Ajmer      cuke     Smt. Sampat Devi Sharma,
                                      Vs.     Near Railway Phatak, Untra
                                              Road, Krishnapuri,
                                              Madanganj, Kishangarh
LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. CHSPS 9657 Q
vihykFkhZ@Appellant                          izR;FkhZ@Respondent

           vk;dj vihy la-@ITA No.931/JP/15
          fu/kZkj.k o"kZ@Assessment Year : 2011-12

The ACIT, Central Circle, Ajmer      cuke     Smt. Sampat Devi Sharma,
                                      Vs.     Near Railway Phatak, Untra
                                              Road, Krishnapuri,
                                              Madanganj, Kishangarh
LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. CHSPS 9657 Q
vihykFkhZ@Appellant                          izR;FkhZ@Respondent

         fu/kZkfjrhdh vksj ls@Assessee by : None
      jktLo dh vksj ls@Revenue by :Shri Prithviraj Meena (Addl.CIT)
                                      ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer
                                                   Vs. Smt. Dampat Devi Sharma Kishangarh.


                 lquokbZ dh rkjh[k@Date of Hearing :         02.03.2017
       ?kks"k.kk dh rkjh[k@Date of Pronouncement:            03/03/2017.

                                  vkns'k@ORDER

PER SHRI VIKRAM SINGH YADAV, A.M.

These are three appeals filed by the Revenue against the consolidated order passed by the ld. CIT(A)-2, Udaipur dated 29.09.2015 for A.Ys. 2009-10, 2010-11 and 2011-12. There are common ground raised by the Revenue in each of the three appeals which are as under:

(1). Whether on the facts and in the circumstances of the case the CIT(A) was right in modifying the G.P. addition, made by the AO on transaction facilitated by the assessee by holding that only net commission income of Rs. 225/- per Rs. 1 lac could be taxed on the bank deposits taken by the AO as turnover without giving any specific findings on the owner of the deposits made in the bank accounts.
(2) Whether on the facts and in the circumstances of the case the CIT(A) was right not appreciating the facts that the assessee has been unable to produce all the depositors and beneficiaries and in absence of basic details, it was not proved by the assessee that she was providing facility of bringing unrecorded sales proceeds of any sellers through her bank accounts and therefore in this situation there was no other option except to hold that the deposits in bank accounts are nothing but assessee's own trading receipts/sale proceeds and withdrawals were for the corresponding purchases and expenses.
(3) (i) Whether on the facts and in the circumstances of the case the CIT(A) was right not appreciating the facts that in this case it was established by the AO that assessee was engaged in the business of marble trading and the deposits in the bank accounts represents the sale proceeds.
(ii)The AO has rightly applied the rate on gross profit of trading business of marble considering the amount of deposits in her bank accounts as trading receipts being unrecorded sales in her hands.
2

ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.

2. Non appeared on behalf of the assessee.

3. The ld. DR submitted that the issue is covered by the consolidated order of this very Bench in the case of Smt. Kusumdevi Vijay Vargiya and others in ITA Nos.942, 943, 944 & 945/JP/15 dated 20.10.2016.

4. On perusal of the records we find the contentions raised by the Ld. DR is correct. Our findings and directions contained in case of Smt. Kusum Devi Vijay Vargiya and others shall apply mutatis-mutandis to these appeals as well.

5. Our findings and directions in the case of Smt. Kusumdevi Vijay Vargiya and others is produced as under:

" We have heard the rival contentions and perused the material available on record. The issue under consideration relates to cash deposits amounting to Rs.11,37,60,458 made in six bank accounts maintained by the assessee. The AO has held these receipts as receipts from the business of marble trading and the ld CIT(A) has held that these receipts belong to the marble traders and assessee who has facilitated these receipts should be brought to tax in terms of her commission income. Undisputedly, these bank accounts are opened in the name of the assessee and operated by the assessee herself with the assistance of her husband. The stand of the assessee is that she is not carrying on any business in the nature of marble trading as alleged by the AO. She has further stated that all these bank accounts were used by various marble traders operating in and around Kishangarh to bring cash against their unrecorded sales made to various parties from all over India. The assessee further submitted that the cash deposited by the various parties was subsequently withdrawn and handed over to the marble traders to whom the said money belong. The assessee submitted that for the activity of facilitating the receipt of cash in her bank accounts and, subsequent withdrawal and handing over the cash to the marble traders, she used to get the commission from the said marble traders. Here it is relevant to note that the entire transactions in various bank accounts in terms of monitoring the cash deposits as well as subsequent withdrawal and handing over the cash has been carried out by the 3 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
assessee herself with the assistance of her husband to whom she has authorised and not by the marble traders. Here it is also relevant to note that the AO has also stated in his order about the said market practice in the business of marble trading where there is large scale under invoicing and under billing of sales. The ld. AO has stated that "generally, for obtaining sale consideration of actual transaction from the buyers located outside the hometown or throughout India, the traders obtain part amount through cheques and for balance amount, they have been using their confidants (facility providers). The confidents are having multiple bank accounts either in their name or in the names of their family members or concern/forms. Their bank account numbers are intimated to the buyers who deposit the balance amount which is actually on-money, in the bank account of the confidants. The buyers deposit amount below Rs. 50,000/- to avoid mentioning PAN on pay-in-slips. After receipt of amount in bank account, the confidants i.e, facility providers withdraw the amount of on- money and hand over to the beneficiaries i.e. sellers." The AO has therefore, given his prima facie finding that the assessee is found prima facie engaged in providing facility to bring cash payments of the marble traders by allowing them to use her bank account which is in conformity with the prevailing market practice in this region.
2.4 The said prima facie finding by the AO is on the basis of statement of the asseseee and her husband which have been recorded during the course of survey. With a view to arrive at a definitive finding and to corroborate the said statements given by the assessee in terms of acting as facility providers, the AO has asked the assessee specific questions during the course of assessment proceedings whereby the assessee was asked to provide party-wise details of deposits made in all the bank accounts as well as names and addresses of all the beneficiaries/marble traders to whom the cash was withdrawn and handed over by the assessee.
2.5 In compliance, the assessee has stated that the details of marble traders alongwith addresses were furnished to the Investigation wing who has carried out the survey, recorded her and her husband's statement and also obtained various exercise book, diaries and loose papers. On perusal of the statement of assessee's husband which was recorded during the course of survey and placed 4 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
on record, we find that in response to various questions such as question No. 11,14,15,16 & 19 which are raised in the context of various exercise book, diaries and loose papers found during the course of survey, the assessee's husband has stated that all these documents contained data in terms of names and addresses of various parties who have deposited the money in her various bank accounts and also details of various marble traders/beneficiaries to whom that money belongs.
2.6 Here the fundamental question that arises for consideration is where cash has been found deposited in the bank accounts maintained by the assessee, the onus to prove that cash belongs to the assessee or to someone else lies on whom- on the assessee or on the Revenue. In this regard, we refer to the decision of Hon'ble Supreme Court in case of Chuharmal vs CIT (1988) 172 ITR 0250 wherein the Hon'ble Supreme Court has laid down the following proposition in law:
"The High Court in its order noted that the raiding party by virtue of the search entered into the bedroom of the assessee on 12th May, 1973, and seized the watches. A panchnama was prepared. The Department found that the assessee was the owner. Sec. 110 of the Evidence Act is material in this respect and the High Court relied on the same which stipulates that when the question is whether any person is owner of any-thing of which he is shown to be in possession, the onus of proving that he is not the owner is on the person who affirms that he is not the owner. In other words, it follows from the well-settled principle of law that normally, unless the contrary is established, title always follows possession. In the facts of this case, indubitably, possession of the wrist- watches was found with the petitioner. The petitioner did not adduce any evidence, far less discharge the onus of proving that the wrist-watches in question did not belong to the petitioner. Hence, the High Court held, and in our opinion rightly, that the value of the wrist-watches is the income of the assessee. In this connection, reference may be made to the views expressed by Justice Tulzapurkar, as his Lordship then was, of the Bombay High Court in the case of J.S. Parkar vs. V.B. Palekar (1974) 94 ITR 616 (Bom) : TC42R.1775, where, on a difference of opinion between Justice Deshpande and Justice Mukhi, Justice Tulzapurkar agreed with Justice Deshpande and held on the question whether the evidence established that the petitioner was the owner of 5 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
the gold seized, though there was no direct evidence placed before the taxing authorities to prove that the petitioner had actually invested moneys for purchasing the gold in question, the inference of the ownership of the gold in the petitioner in that case rested upon circumstantial evidence. There also gold was seized from a motor launch belonging to the petitioner in that case. There, a contention was raised that the provision in s. 110 of the Evidence Act where a person was found in possession of anything, the onus of proving that he was not the owner was on the person who affirmed that he was not the owner, was incorrect and inapplicable to taxation proceedings. This contention was rejected. The High Court of Bombay held that what was meant by saying that the Evidence Act did not apply to the proceedings under the Act was that the rigour of the rules of evidence contained in the Evidence Act was not applicable but that did not mean that when the taxing authorities were desirous of invoking the principles of the Act in proceedings before them, they were prevented from doing so. Secondly, all that s. 110 of the Evidence Act does is that it embodies a salutary principle of common law jurisprudence which could be attracted to a set of circumstances that satisfy its conditions." (Emphasis supplied ) 2.7 In light of above, it is crystal clear that where the cash is found in possession of the assessee by virtue of deposits in her bank accounts maintained and operated by her, the onus is on the assessee to discharge the burden that cash doesn't belong to her and belong to the marble traders. Further, the assessee has to adduce necessary evidence to substantiate her claim.
2.8 The next question that arises for consideration is whether in the instant case, the assessee has discharged her onus in terms of explaining the nature and source of deposits and withdrawals in various bank accounts throughout the year. The assessee has stated in her statement recorded during the course of survey that she has given the particulars of the depositors and the beneficiaries to the investigation wing. Admittedly, the assessee was therefore having knowledge and access to the information/data in terms of various depositers and the beneficiaries. The assessee could have submitted the said information/data to the AO during the course of assessment proceedings. There is nothing on record to suggest that the assessee was not having access 6 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
to the said information or was prevented by sufficient cause from sharing these information with the AO. It is not the plea of the assessee all these documents were seized during the course of survey and she was not having access to all these documents which were admittedly maintained by her while transacting through her bank accounts. In our view it is for the assessee in whose bank accounts the money has been found deposited to explain the nature and source of such deposits and it is in respect of every such transaction, the assessee has to provide the necessary explanation to the AO. Similarly, the claim of the asseseee that the money was withdrawn and given to the various beneficiaries has to be explained for each of the transactions and the necessary linkage/nexus has to be established by the assessee. The same is in conformity with the proposition of law laid down by the Hon'ble Rajasthan High Court in the case of R.S. Rathore 212 ITR 350 (Raj.). In that case, even though the decision were rendered in the context of section 68, to our mind the same is equally relevant for facts under consideration even though the assessee has not maintained books of accounts and the AO has not invoked section 68 specifically in the instant case. The Hon'ble High Court has observed as under:
"Sec. 68 refers to cash credits which are found in the books of the assessee. If the explanation offered by the assessee is not satisfactory, then the sum so credited may be charged to income-tax as income of the assessee in the previous year. The burden, therefore, is on the assessee to explain satisfactorily with regard to the amounts which have been credited in the books of account by the assessee. The source and the nature of the receipt has to be proved by the assessee, and if he fails to prove satisfactorily the source and nature of the amount received, the assessing authority is entitled to draw an inference that the receipt is assessable income of the assessee. The Tribunal has cast doubts with regard to the investments and has even observed that some of them are not even genuine. A duty was cast on the Tribunal to have either remitted the matter to the CIT(A) or to the assessing authority to find out the correct position. There may be a number of creditors of similar nature, but the assessee has to discharge his burden in respect of all of them. The burden was to be discharged by the assessee and all the creditors were not produced, their addresses were not given and cogent reasons were given by the ITO. When the Tribunal was of the view that some of the investments were not genuine it should not have upheld the order of the CIT(A) and the proper course was to set 7 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
aside the order of the CIT(A) with a direction to either allow such amounts for which the assessee has been able to prove satisfactorily the investment or to give him the opportunity to prove such unexplained investments. The observations of the Tribunal makes it clear that the Tribunal itself was in doubt about the correctness of its own conclusion when it observed that some of the cash credits were not genuine. Thus, the finding recorded by the Tribunal that some of the cash credits were not genuine vitiates the order passed by it. The burden to be discharged by the assessee has not been discharged and the order of the CIT(A) could have been confirmed only if the Tribunal was satisfied that all the investments were satisfactorily explained. The Tribunal itself was not in a position to feel satisfied with regard to the explanation submitted and observed that some of the investments were not genuine. It was not justified on the part of the Tribunal in such a case to uphold the order of the CIT(A). While explaining the various credits and investments, it may be possible that the assessee may be successful in explaining some of them, but that does not by itself mean that the entire investments have to be considered as explained. Even lapse of time or inability of the assessee would not make the unexplained investment an explained one. It is each and individual entry on which the mind has to be applied by the taxing authority when an explanation is offered by the assessee. If no explanation has been offered in respect of a particular entry, the taxing authority will be justified in coming to the conclusion that the said investment is unexplained. It is not the totality of the credit entries which are to be allowed or to be disallowed. This work has to be done on the basis of the explanation offered for different entries and if the explanation of the assessee is acceptable on the basis of the evidence produced before the taxing authority, the Tribunal can come to the conclusion that such investment is fully explained. In these circumstances, the Tribunal was not justified in confirming the order of the CIT(A) and there is contradiction in its decision in holding that all investments cannot be treated as unexplained though some of them are certainly not genuine. The matter is remitted back to the Tribunal to consider each individual investment for which an explanation has been given. If the Tribunal is satisfied with the explanation submitted by the assessee, then the investment to that extent has to be allowed and the entire sum cannot be allowed in general." (Emphasis supplied) 8 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
2.9 In our view, merely by making a statement before the Assessing officer that the details of the depositors and the beneficiaries were submitted to the investigation wing, the onus cast on the assessee is not discharged. It is for the assessee to explain each and every entry of deposit and withdrawal in the bank accounts and corroborate it with the details mentioned in the notebooks and other loose papers found during the course of survey. There is nothing on record to suggest that any such explanation and reconciliation of various transactions were submitted either during the course of survey or during the assessment proceedings or even during the appellate proceedings. Once the said exercise has been undertaken and examined, the question of looking at the circumstantial evidences or the theory of probability as to whether the assessee has the necessary infrastructure to undertake marble trading can be looked at. Where the transaction details are available, the same should take precedence over the circumstantial evidence. The Assessing officer thereafter has to apply his discretion and see whether he is comfortable with the explanation of the assessee or not and then take a final view in the matter.
2.10 Having said that, we are also intrigued by the inaction on the part of the Revenue and in particular the AO whereby he has failed to consider the details of the depositors and beneficiaries as claimed to be submitted by the assessee during the course of survey. Ideally, the AO should have confronted the assessee with the details found during the survey and sought an explanation regarding various deposits and withdrawals in respect of various bank accounts maintained by the assessee, the details in respect of which has been obtained by the AO by issuing notices calling for the information from the various banks. It seems to us that the reason for inaction on the part of the AO is account of AO not having necessary records of survey maintained by the Investigation Wing. There thus seems to be a clear lack of co-ordination between the Investigation wing and the Assessing Officer handling the assessment. We do not see a justifiable reason especially where the case of the assessee alongwith other similar assesses were centralized before a single assessing authority, why the survey records cannot be shared with the said authority so that the efforts initiated through survey can lead to a logical conclusion by arriving at the appropriate assessment in the hands of right persons. The fact is that huge cash has been found deposited in the bank accounts maintained by the assessee and it is the assessee's plea that money does not belong to her and it 9 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
belongs to some other beneficiaries. The money therefore belongs to someone who should be brought to tax as per law where the plea of the asssessee is accepted.
2.11 Now looking at the order of the ld CIT(A), we find that even ld CIT(A) has merely gone through the survey reports and the statements recorded during the course of survey. However, as we have noted above, with a view to arrive at a definitive finding, there is a necessity to corroborate the said statements given by the assessee in terms of acting as facility providers. And for that, information relating to party-wise details of deposits made in all the bank accounts as well as names and addresses of all the beneficiaries/marble traders to whom the cash was withdrawn and handed over by the assessee is required to be examined. It is for the assessee to explain each and every entry of deposit and withdrawal in the bank accounts and corroborate it with the details mentioned in the notebooks and other loose papers found during the course of survey and the necessary linkage/nexus has to be established by the assessee. There is nothing on record to suggest that any such explanation and reconciliation of various transactions were submitted during the appellate proceedings or examined by the ld CIT(A).
2.12 In our view, the matter requires a deeper and a coordinated examination by the authorities at the higher level to bring the correct facts on record which should conclusively establish that either the assessee is the owner of the money found deposited in her bank accounts as claimed by the AO or the assessee is merely a facilitator and earns commission income as claimed by the assessee. Accordingly, we set-aside the matter to the file of the ld CIT(A) to examine the matter afresh with the following directions:
(1) the assessee shall provide all the requisite details in terms of names and address and other requisite particulars of the depositors as well as of the beneficiaries;
(2) the assessee has to explain the nature and source of the transactions in terms of deposits and establish the necessary linkage between the deposits and the subsequent withdrawals to various individual beneficiaries;
10

ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.

(3) The ld CIT(A) shall call for the records maintained by the Investigation Wing in respect of the survey proceedings and confront the same to the assessee to provide her a suitable opportunity;

(4) The beneficiaries to be confronted with the details submitted by the asssessee and call for their confirmation and/or personal appearances and/or coordinate with their respective CITs/Assessing officers; and (5) Needles to say, both the parties shall be provided suitable opportunity and they shall equally cooperate and shall submit necessary explanation/information/documents as available and required by the ld CIT(A).

2.13 With the above directions, we set-aside the matter to the file of the ld CIT(A) for a fresh examination and the appeal of the Revenue is allowed for statistical purposes."

In the result all the three appeals filed by the revenue are allowed for statistical purposes.

               Order pronounced in the open court on                   03/03/2017.


                     Sd/-                                             Sd/-
               (KUL BHARAT)                                   (VIKRAM SINGH YADAV)
       U;kf;d lnL;@Judicial Member                       ys[kk lnL;@Accountant Member


Jaipur
Dated:-          03/03/2017



vkns'k dh izfrfyfi vxzfs "kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- The ACIT, Central Circle, Ajmer
2. izR;FkhZ@ The Respondent- Smt. Sampat Devi Sharma, Kishangarh
3. vk;dj vk;qDr@ CIT, Ajmer
4. vk;dj vk;qDr¼vihy½@The CIT(A),-2, Udaipur 11 ITA No. 929 to 931/JP/15 The ACIT, Central Circle, Ajmer Vs. Smt. Dampat Devi Sharma Kishangarh.
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No.929 to 931/JP/2015) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar.
12