Income Tax Appellate Tribunal - Rajkot
Dcit, Central Circle 1, Rajkot, Rajkot vs Sejal Darshanbhai Lakhani, Rajkot on 19 March, 2026
आयकर अपील य अ धकरण, राजकोट यायपीठ, राजकोट।
IN THE INCOME TAX APPELLATE TRIBUNAL,
RAJKOT BENCH, RAJKOT
BEFORE DR. ARJUN LAL SAINI, ACCOUNTANT MEMBER
AND
DR. DINESH MOHAN SINHA, JUDICIAL MEMBER
आयकर अपील सं/.ITA No.751 To 755/RJT/2024
िनधारण वष /Assessment Year: (2014-15 To 2018-19)
Hybrid Hearing
Sejal Darshanbhai Lakhani बनाम The DCIT, CC-1 Rajkot
Vrundavan",1, Tapovan Society, Vs. Aaykar Bhawan "Amruta Estate", 2nd
Near Amin Marg, Rajkot-360002 Floor MG Road, Rajkot 360001,
थायीलेखास/ं .जीआइआरस/ं .PAN NO. : AAQPL3197B
(अपीलाथ /Appellant) .. ( यथ /Respondent)
आयकर अपील सं/.ITA No.740 To 742/RJT/2024
िनधारण वष /Assessment Year: (2014-15 & 2015-16 & 2018-19)
The DCIT, CC-1 Rajkot बनाम Sejal Darshanbhai Lakhani
Aaykar Bhawan "Amruta Estate", 2 nd Vs. Vrundavan",1, Tapovan Society,
Floor MG Road Near Amin Marg,
Rajkot 360001, Rajkot-360002
थायीलेखास/ं .जीआइआरस/ं .PAN NO. : AAQPL3197B
(अपीलाथ /Appellant) .. ( यथ /Respondent)
िनधा रतीक ओरसे/Assessee by : Shri Mehul Ranpura, Ld. AR
राज वक ओरसे/Revenue by : Shri Sanjay Punglia, Ld. CIT( DR)
सुनवाईक तारीख / Date of Hearing : 16/01/2026
घोषणाक तारीख/Date of Pronouncement : 19/03/2026
आदे श/ORDER
Per, Dr. Dinesh Mohan Sinha, JM:
Captioned three appeals filed by the Revenue, and five appeals filed by the Assessee, pertaining to Assessment Years 2014-2015 to 2018-19, are directed against the orders passed under section 250 of the Income Tax Act, 1961 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani (hereinafter referred to as "the Act") by National Faceless Appeal Centre (NFAC), Delhi/Commissioner of Income-tax (Appeals), which in turn arise out of separate assessment orders passed by the Assessing Officer, u/s 143(3) r.w.s. 147 of the Income Tax Act, 1961.
2. Since, the issues involved in all the appeals are common and identical, therefore, these appeals have been heard together and are being disposed of by this consolidated order. For the sake of convenience, the facts narrated in ITA No.742/RJT/2024, for assessment year 2018-19 have been taken into consideration for deciding the above appeals en masse.
3. Although, these appeals filed by the assessee and appeals filed by the revenue, contain multiple ground of appeals. However, at the time of hearing we have carefully perused all the grounds raised by the assessee and revenue. We find that most of the grounds raised by the assessee and revenue are either academic in nature or contentious in nature. However, to meet the end of justice, we confine ourselves to the core of the controversy and main grievances of the assessee and revenue as well. With this background, we summarize and concise the grounds raised by the assessee and revenue, as follows:
(i) The Id. Commissioner of Income-tax (Appeals)-11, Ahmedabad erred on facts as also in law in dismissing ground of appeal related to validity of notice issued u/s 148 of the Income tax Act, 1961. That on facts as also in law, the proceedings-initiated u/s 147 of the Act is invalid and assessment finalized on such invalid initiation deserves to be quashed and may kindly be quashed.
(This is assessee's ground. No. 2 in ITA No 751/RJT/2024 for AY 2014-15, This is assessee's ground. No. 2 in ITA No. 752/RJT/2024 for AY 2015-16, This is assessee's ground. No. 2 in ITA No. 753/RJT/2024 for AY 2016-17, This is assessee's ground. No. 2 in ITA No. 754/RJT/2024 for AY 2017-18 and, This is assessee's ground. No. 2 in ITA No. 755/RJT/2024 for AY 2018-19)
(ii) The Id. CIT(A)erred on facts as also in law in retaining addition of Rs. 1,19,44,974/by estimating profit at 12% of so called on money receipt in respect of project" RK Industrial Park-P1 and "R K Industrial Park-P2". The addition made is bad in law as also on facts therefore the same may kindly be deleted. Alternatively, the Page 2 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani addition made by estimating rate of profit is very much on higher side and therefore the same may kindly be directed to be reduced and oblige.
(This is Assessee's ground No. 3 & 4 in ITA No. 751/RJT/2024 for AY 2014-15, This is Assessee's ground No. 3 & 4 in ITA No. 752/RJT/2024 for AY 2015-16, This is Assessee's ground No. 3 & 4 in ITA No. 753/RJT/2024 for AY 2016-17, This is Assessee's ground No. 3 & 4 in ITA No. 754/RJT/2024 for AY 2017-18 and This is Assessee's ground No. 3 & 4 in ITA No. 755/RJT/2024 for AY 2018-19) & (This is also in revenue's ground no. 1 in ITA No. 740/RJT/2024 for AY 2014-15, This is revenue's ground no. 1 in ITA No.741/RJT/2024 for AY 2015-16 and, This is revenue's ground no. 1 in ITA No.742/RJT/2024 for AY 2018-19)
(iii) The Ld. CIT(A) has erred in deleting the AO to tax the unaccounted profit in the year in which sale deed is executed instead of the year in which the on-money has been received, ignoring that the same is not in accordance with Accounting principles as per ICDS-3 applicable to Real Estate Developers and also not appreciating that the income on account of undisclosed on-money receipt was required to be assessed in the year of receipt.
(This is revenue's ground no. 2 in ITA No. 740/RJT/2024 for AY 2014-15, This is revenue's ground no. 2 in ITA No.741/RJT/2024 for AY 2015-16 and, This is revenue's ground no. 2 in ITA No.742/RJT/2024 for AY 2018-19)
(iv) On the facts and in the circumstances of the case and in law the Ld. CIT(A) has erred in deleting the addition of Rs 1,45,81,106/- made on u/s 69C r.w.s 115BBE of the Income Tax Act on account of unaccounted cash payment for purchase of land. (This is revenue's ground no. 3 in ITA No. 741/RJT/2024 for AY 2015-16 and, This is revenue's ground no. 3 in ITA No. 742/RJT/2024 for AY 2018-19)
4. Brief facts qua the issue are that the assessee is an Individual. As per the Income-tax Return for AY 2018-19 filed on 24-07-2018, the total income is declared at Rs. 2,74,830/- which consists of income from house property of Rs. 3,92,853/-; Other sources income of Rs. 47,292/- and deduction as per chapter VIA of Rs. 1,65,316/- A Search, Seizure and Survey action was carried out by the office of DDIT (Inv.), Unit-1, Rajkot in the case of leading real estate builders of Rajkot and their key associates on 24.08.2021. Four different groups were covered in the operation. All the four groups are in the business of real estate and are mainly concentrated in and around Rajkot. A total of forty-three (43) premises Page 3 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani were covered, out of which 32 premises were covered under section 132 of the Income Tax Act 1961 and the other 11 premises were covered u/s 133A of the Income Tax Act 1961. The premises covered were a mix of residential and business premises of their related entities, their family members, key associates and employees. RK group is headed and managed by Shri Sarvanand Sadhuram Sonwani and his extended family. The Sonwani family is a joint unit for the purpose of business. RK Group is developing multiple projects in the nature of Commercial, Residential and Industrial plotting projects. Important family members, offices, key associates and employees were also covered in the search and survey operation to get hold of important incriminating evidences. In the RK Group the main persons/partners were Sonwani family. Some projects of RK Group were developed with other groups also. The group was mainly involved in taking on-money/unaccounted cash on selling of units in its projects and giving on money on purchasing of the land. The data of on-money/unaccounted cash was being maintained in a very systematic manner in Miracle file. In Miracle files mainly unaccounted transaction has been entered with some banking transaction as well.
5. The main/key person of the group is Shri Sarvanand Sadhuram Sonwani on whose directions and guidance the business activities are carried out. Shri Girish Vanjani was maintaining the accounts of the RK Group (including parallel unaccounted cash transactions) at the instruction of Shri Sarvanand Sonwani. The premise of Shri Girish Vanjani was also covered during the search action. It can be seen that Shri Girish Vanjani has categorically stated that he does the work of accounting as per the instructions of Shri Sarvanand Sonwani. Even Shri Sarvanand Sonwani has accepted (in his statements recorded u/s 131 of The Act at the residential premise of Girish Vanjani on 27.08.2021) that Shri Girish Vanjani does the work of accounting as per his instructions. Thus, Shri Girish Page 4 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani Vanjani is a key employee and accountant of the RK Group is an admitted and coned fact. During the course of search and seizure action at the residential premise of Shri Girish Vanjani, Pen Drives and Hard Discs were recovered. Forensic Mirror Imaging (Digital Data Backup) of these devices was taken and the same were Seized. The backup contained key accounting files (Miracle Files) in which unaccounted transactions and some accounted transactions of the entire group were recorded in a very systematic manner. The accounts of 1) Sale of units
2) Cost of lands 3) Expenses incurred on various projects and other miscellaneous transactions made by RK Group members with various counter parties were maintained in accounting software known as MIRACLE. Details of sale of units maintained in various excel sheets were also found and seized from the premise of Shri Girish Vanjani. Multiple miracle files have been found from the digital data that has been. imaged and seized during the search operation. Many miracle files found are duplicate copies of each other or either not fully updated. Some Miracle files are more updated than the other. From the plethora of Miracle files that have been found during the post search analysis, 3 files have been isolated which when studied together cover the financial transactions of the group. The details of the three Miracle files as under-
Sr. No. Name of the file
1 Divyaraj & Co. (01/08/2009 to 30/06/2016)
2 Divyaraj & Co. (01/07/2006 to 31/03/2009)
3 R K World (01/04/2009 to...
6. Apart from the above, various documents in the form of loose-papers, excel sheets etc. have also been recovered and seized during the search operation from the premises of the group members highlighting various kind of financial transactions accounted as well as unaccounted. All the data collected and seized during the search and survey operation has been perused and co-related with the actual transactions made by the group persons and entities. The financial transactions pertaining to sale and purchase of various kinds of properties as Page 5 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani seized in the form of Digital Data and in the form of Hard Data were also compared and corroborated with the documentary evidences and responses received from the Sub-registrar office and with the data available in public domains on various government portals like 1) anyror.gujarat.gov.in 2) garvi.gujarat.gov.in and 3) gujrera.gujarat.gov.in. Comparison of the financial transactions entered in the Miracle accounting files seized during the search was also made with those reported on the regular books of various group members and entities. All this comparison and corroboration exercise has revealed following factual aspects about the seized data-
Fact 1 The seized Miracle files recovered during the search operation contain transactions that took place between 1) R K Group members and 2) various other parties (counter parties). They include the accounts of cash as well as bank transactions.
It is seen in most of the ledgers from the seized Miracle file that they contain some Bank transactions which are found recorded on the regular books and some Cash transactions which are normally not recorded on the regular books of the respective Group member. This manner of recording the transactions highlights a fact that one part (mostly in Bank) of every deal was being reported on the regular books and the other part (mostly in cash) of the deal was not being reported on the regular books.
Thus, some transactions from the Miracle files were accounted for whereas some were not accounted for in the regular books of the respective group member who owns the transaction.
Fact 2 The data entered in the Miracle software is in coded form -
1) In the Miracle files mentioned at Sr. no. 2 & 3 above, the entries have been backdated by 10 years i.e. 01-04-2019 is entered as 01-04-2009, and
2) In all the three Miracle files, the amounts have been divided by 100 i.e. Rs. 2,50,000/- is entered as 2500.00/-
Fact 3 The names of the ledgers of different projects, persons have been written in coded form. It is seen that mostly the names of the projects for which any particular transaction is recorded on the seized file were mentioned with the initials.
For example-1) R K Residency is mentioned as RKR, 2) R K Prime is mentioned as RKP, 3) The City Centre is mentioned as TCC, 4) R K Supreme is mentioned as SPM etc. Page 6 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani All the above factual aspects are discussed with example in the later part of this order.
Industrial plotting project RK Industrial Park-1 and RK Industrial Park-2 is developed on the land owned by Smt. Sejal Lakhani. Industrial plots in these projects are being sold by Smt Sejal Lakhani (the assessee). These projects have been marketed under the brand name of RK Group. The data pertaining to the unaccounted transactions of these projects is found maintained in miracle accounting data seized during the search. Apart from these two projects data regarding unaccounted transactions pertaining to acquisition of a land situated at village Ronki Survey no. 51 paiki 4 paiki 1 paiki 1, 51 paiki 2 paiki 1 has also been recovered from the seized Miracle data.
7. The RK Industrial Park 1 & 2 have been developed by Lakhani family with the help of sonwani family. Although the owner of the project land is Smt. Sejal Lakhani (the assessee) but the project was being developed and managed by sonvani family under the umbrella name of RK Group. Further, on perusal of the content of the Miracle file it is found that R K Group is also managing the day- to-day affairs and handling sales of the parcel of plots owned by Smt. Sejal Lakhani (Lakhani family). Overall analysis of the seized miracle data revealed that both the family le. Sonwani Family and Lakhani Family are doing business together since long. Both the family have participated together in many projects some of which are 1) The Imperia, 2) The City Centre, 3) R K World Tower, 4) R K Ambience, 5) R K Iconic, 6) R K Park View, 7) The Spire, 8) R K Industrial Park 1, 9) R K Industrial Park - 2, 10) Sagar Industrial Park etc. Details regarding unaccounted receipts and payments of all these projects have been recovered from the seized material. Details of following unaccounted transactions pertaining to the projects where Smt. Sejal Lakhani (the assessee) holds beneficial stakes have been recovered from the material seized during the search operation -
Page 7 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani Unaccounted receipts of Rs. 10,87,23,884/- against sale of units of the project "RK Industrial Park (Phase 1) and repayments of Rs. 38,03,250/- on account of cancellation or excess receipts as culled out from the seized Miracle data. Unaccounted receipts of Rs. 4,48,89,080/- against sale of units of the project "R K Industrial Park (Phase 2) and repayments of Rs. 1,33,650/- on account of cancellation or excess receipts as culled out from the seized Miracle data. Unaccounted expense/investment of Rs 23,07,35,070/- made in the purchase of land situated at Ronki Village Survey no. 51 paiki 4 paiki 1 paiki 1, 51 paiki 2 paiki 1.
8. As details regarding unaccounted part of the aforementioned transactions pertaining to the assessee have been gathered from the seized material during the search operation, a notice under section 148 of the Act has been issued on 23-03- 2022 to the assessee after following due procedure as per the Act and with prior approval of the specified authority as per section 151 of the Act. In response to the notice issued under section 148, the assessee has filed an Income tax return on 01-09-2022 declaring total income of Rs. 2,74,830/-, Subsequently, a notice u/s 143(2) of the Income-tax Act has been issued and served on 19-12-2022 on the e-filing portal of the Assessee. Subsequently, notices u/s 142(1) have been issued from time to time seeking primary as well as further details from the assessee for carrying out the assessment, In view of natural justice, the objections raised by the assessee against initiation of proceedings u/s 148 of the Act have been disposed of and the images of original seized material pertaining to the assessee have been supplied and discussed in the notices issued u/s 142(1) of the Act from time to time.
9. Issue of unaccounted (on-money) receipts on sale consideration of plots of R.K industrial park phase-1 Page 8 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani The name of every project developed by the RK Group and partners is found recorded in coded form in the seized Miracle files. The project "R K Industrial Park Phase-1" is mentioned as "RKIP" in the Miracle file. The assessee has received cash/ on money against the sale consideration of the plot sold by Shri Chirag Lakhani who holds Power of Attorney of the assessee Smt. Sejal Lakhani. These cash receipts were not accounted for in the regular books of account of Sejal Lakhani. The name of every project developed by the Group is in coded form in the Miracle files. The booking ledgers related to "R K Industrial Park Phase-1" It is observed from the above snap shot of the seized Miracle file that it contains separate ledgers for each plot by the number of that plot. These ledgers contain entries of receipts whether in the form of banking transaction or cash against sales of offices/plots. To establish that 'RKIP' is the project 'RK Industrial Park Phase-1' and entries contained in the ledger names starting with "RKIP" contain genuine and absolutely correct data of transactions of the project R K Industrial Park Phase-1, a snap shot of Ledger account of "RKIP 36 37 (Ok)"
from the Miracle file is pasted and discussed hereunder to explain the correctness of data in the Miracle files and to calculate the actual receipt of on-money. The above mentioned snap shot of ledger contain the details of payment received for the sale of Plot no. 36 & 37 of the R K Industrial Park Phase-1. On perusal of the ledger, it is seen that the plots numbered 36 & 37 have been sold for Rs. 58,91,210/- (in coded form, it is shown as 58912.10) and 11,000/-, 4,93,400/- and 189,020/-have been received through banking channel. Though the actual value of the property was 58,91,210/-, only 5,93,420/- has been received through banking channel and rest of the amount of 52,97,790/- has been received in cash. The cash component has not been recorded in the regular books of account. The details of the plot no. 36 & 37 of R K Industrial Park Phase-1 as per the Govt. of Gujarat website https://garvi.gujarat.gov.in/ have been pasted below for Page 9 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani reference. Therefore, the assessing officer issued a show cause notice to the assessee to explain the issue of "on money".
10. In response, on 15-02-2023, the assessee has submitted a comprehensive response to the show cause notice clarifying the issues and raising various contentions. The reply of the assessee is reproduced below:
"I have been served with above stated notice requiring me to show-cause as to why the provisions of section 145(3) of the Income-tax Act, 1961 (hereinafter referred as "Act") should not be invoked and the profit element embedded in the alleged unaccounted transactions from project (1) R K Industrial Park-Phase 1 and (ii) RK Industrial Park- Phase 2 should not be estimated and added back to the total income for AYs 2014-15 to 2018-19. Further, I have also been required to show cause as to why alleged unaccounted/on-money payment for purchase of land at Survey No. 51 of Village Ronki should not be estimated at 23,07,35,070/-and the same added back to the income for AYs 2015-16 to 2018-19. In this connection, following may kindly be considered. At the outset, it is reiterated that assessment proceeding-initiated u/s 147 of the Act is bad in law and thus, impugned SCN issued on such invalid proceeding is deserved to be dropped. It is also submitted that rebuttal / rejection of the objections raised against validity of assessment" proceeding in the impugned SCN is totally misplaced and we strongly object such rebuttal /rejection. Therefore, reply to the SCN is made in protest and by reserving my right to challenge the validity of assessment proceeding in higher forum.
As regard to the various issued discussed in the show-cause notice, i.e., (i) alleged unaccounted (on-money) receipts of sale of units in project "R K Industrial Park Phase- 1" and "R K Industrial Park Phase-2", (ii) alleged repayment of the cash on cancellation or excess receipts for both the projects, (iii) unaccounted investment made in land, it is submitted that I vehemently deny each and every allegation in the show- cause notice and deny carrying out any unaccounted transactions, which has been worked out on the basis of so-called account data (Miracle File) seized from the possession of one Shri Girish Vanjani.
Furthermore, I had in my letter dated 01.02.2023 furnished objections on the legal sanctity of disputed data (Miracle File) seized from the possession of Shri Girish Vanjani and any inference to be drawn from such disputed data. Further, I had also objected the adverse inference in my case solely on the basis of such data and statement recorded from Shri Girish Vanjani especially where the deponent himself had (immediately after the search) clarified that entries recorded in seized data (Miracle File) is not reliable, correct and complete. Request is also made to provide all the documents / entire Miracle data relied upon by the department, since in absence of the same I am unable to check / verify the allegations made in the notices. Therefore, it is reiterated that data / documents stated to have been recovered from third party is not binding on the assessee and any addition proposed on the basis of such data is strongly objected.Page 10 of 38
iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani As regards the additions proposed in the notice, it is submitted that I vehemently deny each and every allegation in the show-cause notice and deny carrying out any unaccounted transactions, which has been worked out on the basis of so-called account data (Miracle File) seized from the possession of Shri Girish Vanjani. Further, transactions as per the duly accounted books of account are true and correct and no unaccounted transactions have been carried out by me as such. Therefore, additions proposed in the show-cause notice are strongly objected.
From the copy of alleged documents/abstract from Miracle data stated to have been seized from the possession of Shri Girish Vanjani, allegation of unaccounted transactions/income has been made in the impugned show-cause notice. In this connection, it is to submit as under:
I have not received any unaccounted receipts against booking/sale of units in the projects RK Industrial Park Phase-1 or Phase-2. Entire sales consideration as per the registered conveyance deed has been accounted for in the books of account in the year in which document is registered and noting more on account of sale of unit has been received.
Similarly, I have not made any unaccounted payment for purchase of land. Purchase of land as per the registered conveyance deed incurred are duly accounted for in the regular books of account, which is correct and at par or higher compared to Fair Market Value determined by stamp valuation authority. Therefore, any doubt in the matter of valuation can be resolved from valuation cell of the department. Entres in the Miracle File stated to have been seized during the course of search at the residential premises of Shri Girish Vanjani are not correct and complete. The authenticity of such data has been doubted by Shri Girish Vanjani as well as Shri Sarvanand Sonvani, a founder/promoter/head of RK Group.
No cogent corroborative evidence are available on record which substantiate that the entries in the Miracle File are correct/complete. Further, when the creator of such records has accepted that the entries in the data are unreliable, there is no question of taking cognizance on such data in the case of third party i.e. the assessee. If the department uses any material recovered or statement recorded from third party, opportunity of cross-examination to the assessee is inevitable in view of the principle of natural justice.
Further, the allegations levelled in the above stated notice are without there being any counter party confirmations. Since, no unaccounted transactions were ever made, in case required, I will furnish confirmations from the customers/buyers and landlord. Thus, the allegation levelled on the basis of standalone data, which has no legal sanctity, is strongly objected.
Considering the above, proposed addition of profit element on alleged ground of unaccounted transactions on the basis of various ledger accounts in the seized data (Miracle File) recovered from the premises of Shri Girish Vanjani is strongly objected. So far as various ledger statements with the name with prefixes "RKIP1", "RKIP2" etc in the seized MIRACLE data containing entries related to cash and bank transactions, it is reiterated that I have not received or paid any cash as per the entries made in such data. It is also reiterated that I have not made or directed to make any such entries in Page 11 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani MIRACLE data and therefore, it is not known who, how and for what purpose such irrelevant entries made in the software. The project of industrial plotting scheme was carried out by me in my independent capacity and sale consideration realized on sale of units as per registered conveyance deed is credited in my bank account Therefore, Shri Sarvanand Sonvani or Shri Girish Vanjani has no role in the sale proceeds received by me from sale of industrial units. Hence, merely because of random entries in the digital data are found under the coded name wherein the period of transaction as well as figure of transactions are also matching, no adverse inference can be drawn in my case in light of the undisputed fact that no such data has been recovered from my possession and no cogent corroborative evidences found in support of such data. Further, it is also understood that in the statements recorded from Shri Girish Vanjani and Shri Sarvanand Sonwani, they have not admitted the unaccounted transactions carried out by me. Even if they have admitted the same, their averments cannot be binding to me unless opportunity of cross-examination has been allowed. Therefore, cognizance taken on the basis of data seized from third party with whom I have no relation or with whom I have not entered into such financial transactions or such party is not at all party to the transaction carried out by me is completely uncalled for and misplaced.
Hon'ble ITAT in the case of Subhash Khattar vs. ACIT in ITA No. 902/Del/2015 (which is affirmed by Hon'ble Delhi High Court in ITA No. 60/2017) has held that- merely because name of the assessee is appearing in the said hard disk cannot be a basis for arriving at a definite conclusion in absence of corroborative evidence in support that the assessee has also paid amount of Rs. 3,21,00,000 in cash. Huge addition of Rs. 3,21,00,000 cannot be made in a casual manner. In the case of CIT vs. Alpha Impact Pvt. Ltd., Hon'ble Bombay High Court has been pleased to hold that addition to assessee's income in respect of additional sales consideration received in sale of land merely on the basis of email recovered during the course of search action at the premises of another person and there being no independent material available supporting such addition, was not justified. Furthermore, it is well settled law that merely because of some entries or references or even name of the assessee found in any documents/data seized from the possession of third party, the same are not sufficient to prove that the assessee indulged in the transactions mentioned in such documents/data. Reliance is placed on the following decisions:
Hon'ble Supreme Court in the case of CBI Vs. V.C. Shukla &Ors. (1998) 3 SCC 410 Hon'ble Supreme Court in the case of Vinod Solanki Vs. Uol&Anr (SC-Civil Appeal No.7407 of 2008) Hon'ble High Court of Bombay in the case of Addl. CIT vs. Miss Lata Mangeshkar (1974) 97 ITR 696 (Bombay), wherein, it held that-
entries in the day-book or the ledger would be a corroborative piece of evidence and once the direct evidence of the person who was said to have made payments in 'black' to the assessee was disbelieved no value could be attached to entries in the ledger or to the entries in the day-book even if one had been produced. Reliance is placed on the decision of Hon'ble Supreme Court of India in the Writ Petition filed by Common Cause (A Registered Society) against Union of India. [(2017) Page 12 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani 245 Taxman 214 (SC)). The fact of the case is that the raids were conducted by the CBI and Income-tax Department at various premises of Aditya Birla group and Sahara group. During the raid, it is alleged that several incriminating documents and soft copies/e-mails were recovered, wherein, reference of payment made to some important public figures/politicians were found. The authorized officers of such companies have denied to have made any payment to the mentioned politicians and such companies have filed their application before Hon'ble Income-tax Settlement Commission (ITSC"). Hon'ble ITSC allowed the application of Sahara as full and true and also granted immunity from penalty and prosecution. It was the case of petitioner that the order passed by the ITSC cannot be said to be in accordance with law and is self- contradictory and has been passed in haste. The petitioner also requested the Hon'ble Supreme Court to direct investigation into the material collected in the raids of two business groups. After careful consideration of entire facts and arguments from the both the sides, Hon'ble Supreme Court had held as under:
Loose sheets of papers are wholly irrelevant as evidence being not admissible under section 34 so as to constitute evidence with respect to the transactions mentioned therein being of no evidentiary value. The entire prosecution based upon such entries which led to the investigation was quashed by this Court. [Para 20] ... There has to be some relevant and admissible evidence and some cogent reason, which is prima facie reliable and that too, supported by some other circumstances pointing out that the particular third person against whom the allegations have been levelled was in fact involved in the matter or he has done some act during that period, which may have co-relations with the random entries. In case all these are not insisted, the process of law can be abused against all and sundry very easily to achieve ulterior goals and then no democracy can survive in case investigations are lightly set in motion against important constitutional functionaries on the basis of fictitious entries in absence of cogent and admissible material on record, lest liberty of an individual be compromised unnecessarily. [Para 21] Having regards to the fact that the assessee has not received any unaccounted receipts (on-money) against sale/booking of units in the projects, any action on the basis of digital data found from the domain of third party would be based on the assumption, surmises and conjectures and totally unjustified and uncalled for. In this connection reliance is placed on the following decisions Hon'ble Supreme Court of India in the case of UOI vs. Playworld Electronics Pvt. Ltd.
& Ors 1990 AIR 202, wherein, it is observed that "... Even a great deal of suspicion, not possible to hold otherwise without evidence"
Hon'ble Supreme Court of India in the case of Raj Kumar Singh vs State of Rajasthan in the Criminal Appeal No. 931-932 of 2009 observed:
"Suspicion, however grave it may be, cannot take the place of proof, and there is a large difference between something that may be proved and will be proved. In a criminal trial, suspicion no matter how strong, cannot and must not be permitted to take place of proof. This is for the reason, that the mental distance between may be and must be is quite large and divides vague conjectures from sure conclusions. The large distance between may be true and must be true, must be covered by way of clear, cogent and unimpeachable evidence produced Page 13 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani by the prosecution, before an accused is condemned as a convict, and the basic and golden rule must be applied. In such cases, while keeping in mind the distance between 'may be true and 'must be true, the court must maintain the vital distance between conjectures and sure conclusions to be arrived at, on the touchstone of dispassionate judicial scrutiny based upon a complete and comprehensive appreciation of all features of the case, as well as the quality and credibility of the evidence brought on record. The court must ensure, that miscarriage of justice is avoided and if the facts and circumstances of a case so demand, then the benefit of doubt must be given to the accused, keeping in mind that a reasonable doubt is not an imaginary, trivial or a merely probable doubt, but a fair doubt that is based upon reason and common sense".
Reference is also drawn to the Gujarat High Court decision in the case of DCIT vs. Prarthana Construction Pvt Limited Tax Appeal No 79 of 2000 where it has been held that the Revenue would not be justified in resting its case on the loose papers and documents found from the residence of third party even if such documents contain narration of transaction with the assessee.
It is also submitted that the person from whose possession the impugned data has been recovered i.e., Shri Girish Vanjani and the founder/promoter of R K Group Shri Sarvanand Sonvani both have categorically confirmed that the data seized is not correct and complete as such no conclusion can be drawn on the basis of such data. Therefore, impugned show-cause notice contains nothing new but merely reiterating the previous allegation and hence, addition proposed in the SCN is in absence of any other cogent corroborative evidence.
In view of the above, as the deponent of statement himself is not sure about the correctness and completeness of the seized data, cognizance proposed to be taken on such disputed data in the hands of the assessee is vehemently objected. Kind attention is also invited to the provision of Section 132(4A) and Section 292C of the Act creates deeming fiction on the assessee subjected to search, wherein it may be presumed that any such document found during the search from the possession or control of person searched belongs to such person and contents of such documents are true. In the instant case, it is a fact on record that the Miracle data was found during the course of search in case of Shri Girish Vanjani and Shri Sarvanand Sonvani and therefore, first presumption is to made that such data /documents and transactions therein, are belonging to them and not to me. However, when I have already denied happening of any transaction on the basis of entries in impounded data, the department cannot take suo-moto action in my case without any corroborative evidence. Matching of unit number in project and bank receipts from customers cannot ipso facto confirms that other entries in such data are fully correct. It is a well settled law that presumptions regarding the correctness of paper, document, data or books of accounts cannot be raised against a third party in the absence of corroborative evidence. Reliance placed on following decisions:
Rama Traders vs. First ITO [1998] 25 ITD 599 (Pat.) (TM), wherein, it was held that no addition could be made, on the basis of presumption raised by section 132(4A), in the hands of the assessee where in the books of another firm, certain figures were found showing the purchase made by the assessee.
Jai Kumar Jain vs. ACIT (2007) 11 SOT (Jaipur) (URO), wherein, it was held that-Page 14 of 38
iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani Addition in the instant case was made on the basis of the papers found from 'A' (Third Party). In search these papers were not confronted to the assessee. From the assessment order it was not borne out whether 'A'(Third Party) had stated these papers as pertaining to the assessee. No presumption could be drawn against the assessee u/s 132(4A) in respect of paper not recovered from him. No addition can be made on the basis of documents found from third party in the absence of corroborative evidence. Therefore, the Assessing Office as Asstt. Years: 2004-05, 2007-08, 2008-09 well as the commissioner of Income Tax (A) erred in making the addition on the basis of said papers in the hands of assessee. Hence, the entire addition made on the basis of papers found from 'A' (Third party) was to be deleted.
Prarthana Construction (P) Ltd. vs. DCIT (2001) 118 Taxman 112 (Ahd.) (Mag), wherein, it was held that -
loose papers and documents seized from premises of third parties and statement recorded at back of assessee without it being afforded opportunity to interrogate said documents and without bringing on record any supporting evidence, could not be made basis for adding undisclosed income in hands of assessee. Further, on verification of relevant abstract from the statements of one Shri Girish Vanjani and Sarvanand Sonwani, it is seen that averments made by the deponents in their statements are limited to their own action and transaction. Nowhere in the statement, my name or transaction carried out by me or with me has been spelled out. Further, statement of the witnesses is limited, and no complete set of statement has been provided. No statement can be relied upon it cited partially without full content thereof and hence part of a statement cannot be used against me. It is also reiterated that no cogent corroborative evidence supporting the allegation is found and therefore, in absence of any such corroborative evidence, statement recorded from third party cannot be made binding on me. Therefore, reliance placed on generic statement against me is totally unacceptable and uncalled for.
So far as various ledger statements in the seized MIRACLE data containing entries related to cash and bank transactions are concerned, it is reiterated that I have not received any cash as per the entries made in such data. It is also reiterated that I have not made or directed to make any such entries in MIRACLE data and therefore, it is not known who, how and for what purpose such irrelevant entries made in the software. The project of industrial plotting scheme was carried out by me in my independent capacity and sale consideration realized on sale of units as per registered conveyance deed is credited in my bank account.
Further, it appears that figures found in impugned data are lower as compared to that mentioned in the notice, however it is stated that same are in coded for and back dated. This finding of the department seems based on suspicion, without having any corroborative evidence on record. Therefore, working out the correct and real income attributable to the projects "RK Industrial Park Phase-1 and Phase-2" on the basis of impugned data is impossible especially where Shri Sarvanand Sonvani in his reply also raised various probabilities/possibilities about the entries in seized data. Thus, profit element in such transactions will be difficult to determine. Further, if there be any unaccounted profit, it would pertain to Shri Sarvanand Sonvani only and not the assessee.
Page 15 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani Further, reliance is also placed on the following decisions, which is more or less similar to the facts of the instant case:
Hon'ble High Court of Delhi in case of CIT v. D.K. Gupta [2008] 174 Taxman 476 (Delhi), wherein, Hon'ble High Court had upheld the order of the lower court (ITAT), wherein, it was held that Ad-Hoc/Dumb Documents without any corroborative evidence/finding that the alleged documents have materialized into transactions cannot be deemed to be the income of the assessee.
Hon'ble ITAT Mumbai in case of Amarjit Singh Bakshi (HUF) v. ACIT [2003] 86 ITD 13 (Delhi) (TM) held that any noting in the loose sheet is no evidence by itself. An entry in the books of account maintained in the regular course of business is relevant for purposes of considering the nature and impact of a transaction, but notings on slips of paper or loose sheets of paper cannot fall in this category. Notings on loose sheets of paper are required to be supported/corroborated by other evidence which may include the statement of a person, who admittedly is a party to the notings. Hon'ble Hyderabad bench of ITAT in case of Nagarjuna Construction Co. Ltd. v. DCIT [2012] 23 faxmann.com 239 held as under-
"...........The basis for addition is only note book/loose slips. These note books/loose slips are unsigned documents. The Assessing Officer has not established nexus between the note book loose slips with accrual actual/receipt of interest. The note book/loose slips seized found during the course of search is a dumb document having no evidentiary value, no addition can be made in the absence of corroborative material. If there is circumstantial evidence in the form of promissory notes, loan agreement and bank entries, the addition is to be made on that basis to the extent of material available. The assessee is not expected to explain the loose papers found as there is no evidence other than note book/loose slips regarding accrual of interest. It is held no addition can be made on the basis of dumb documents/note book/loose slips in the absence of any other material to show that the assessee has carried on money lending business. Nothing on the note book/diary/loose sheets are required to be supported/corroborated by other evidence and are also include the statement of a person who admittedly is a party to the noting and statement from all the persons whose names there on the note book/loose slips and their statements to be recorded and then such statement undoubtedly should be confronted to the assessee and he has to be allowed to cross examine the parties. In the instant case, undoubtedly no statement from the parties whose names found in the note book/loose slips has been brought to the notice and as such entire addition in the hands of the assessee on the basis of uncorroborated writings in the loose papers found during the course of search is not possible."
Hon'ble Calcutta Bench of ITAT in case of T. S. Venkatesan v. ACIT [2000] 74 ITD 298 (Cal.) held that in the absence of corroborative evidence, addition of undisclosed income could not be made simply on the basis of entries on loose papers recovered from the residence of a third party and certain general statements of said party. Hon'ble Punjab and Haryana High Court in case of CIT v. Atam Valves (P) Ltd. [2009] 184 Taxman 6 (Punj. & Har) dismissed the Revenue's Appeal and held that no substantial question of law arose out of the Order of the Tribunal. In this case, a survey was conducted u/s. 133A and certain incriminating documents were found including a Slip Pad containing payment of wages to various persons. The slips were written by Manoj Jain, an employee of the assessee, who was confronted with the slips, apart from Page 16 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani questioning of the Director. It was held by the Tribunal that even though explanation of the assessee that the loose papers did not relate to payment of wages during the year in question may not be accepted, in absence of any other material, the loose sheets by itself were not enough to make addition as per estimate of the A.O. It was observed by the Tribunal as under:
"Now the question is regarding estimating the income on the basis of these loose slips. In our opinion, the Assessing Officer is not justified in estimating the sales on the basis of loose slips without substantiating that the assessee has actually made the sales to that extent of estimation made by the Assessing Officer and having no iota of evidence in the form of sale bills or bank account or movable and immovable property which represent earning of unaccounted income by the assessee. As such, the Id. CIT (A) to that extent is justified in holding that estimation of sales on the basis of loose slips represented payment of wages is not possible."
Hon'ble ITAT, Bangalore Bench in case of T. Mudduveerappa Sons [1993] 45 ITD 12 (Bang) held that in absence of any external evidence, addition cannot be resorted to only on the basis of loose papers. The department had not brought on record any evidence to prove conclusively that the seized documents contained details of secreted profits which were chargeable to tax No doubt, the seized papers contained statement in figures of what appeared to be the financial results of certain unnamed transactions but there was nothing either in law or in logic to warrant the conclusion that the figures denoted secreted profits which were chargeable to tax. The details of distribution contained in the seized papers did not by themselves present a preponderance of probabilities so as to support department's case that what was distributed was taxable income.
Hon'ble ITAT, Patna Bench, Patna in the case of ITO vs. Chandamama (2015) 61 taxmann.com 77 (Patna-Trib.), wherein, it is held that no addition could be made under section 69 on basis of loose sheets found during survey when revenue failed to show that said documents represented information from which a reasonable inference as to their representing transactions' could be drawn.
Hon'ble ITAT Mumbai Bench 'G' in the case of ACIT vs. Ms. Katrina Rosemary Turcotte (2017) 190 TTJ 681 (Mum), wherein, it is held that where on basis of documents seized in course of search carried out in case of employee of assessee's managing agent company, certain addition was made on ground that assessee had received cash payments, for different shows which was shared managing agent company, in view of fact that an affidavit was filed on behalf of managing agent stating that no cash payment was made to assessee, impugned addition could not be made solely on basis of seized document in case of third party.
Considering the above judicial pronouncements which are squarely applicable to the facts of the case under consideration, your good self is humbly requested not to make any addition on the basis of alleged data/digital impounded from possession of third party Without prejudice to the above, it is given to understand that Shri Sarvanand Sonvani (head of RK Group, in which search was conducted) in his reply before the department had admitted the additional income of Rs. 10.00 crores, which may be by considering the impugned data seized from the premises of Shri Girish Vanjani. Therefore, owner/author of the seized data have already admitted the unaccounted income in his Page 17 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani hands, there is no question of drawing adverse inference in my case. However, in order to avoid the litigation, I have no objection if the additional income is estimated in my hands out of the total additional income of Rs. 10.00 crores declared by Shri Sarvanand Sonvani, which is in order to buy mental piece and subject to condition that no penalty or any harsh action shall be initiated.
In the above context, without making any admission of unaccounted income earned by me, if I simply estimate the surplus / income of 1% on the total amount of alleged unaccounted net receipts from project RK Industrial Park-Phase 1 (Rs. 10,49,20,634) & R K Industrial Park -Phase 2 (Rs. 4,47,55,430) then also component of taxable income works out to Rs. 14,96,761/-Hence, I have no objection if the said estimated amount of Rs. 14,96,761/- would be taxed in my hands in the relevant AY subject to the condition that no penalty or any other harsh action would be initiated by the department.
Without prejudice to the above and continuing the emphasis on the fact that the impugned data is totally misleading and not reliable, even kind attention is invited to the fact that in the various assessment proceeding in Central Charge as is appearing in the decided case laws, the assessing officer has determined the assessable income by estimating the not profit at 6%, 8% 12%, 15%, 20% on unaccounted receipts as the case may be in the case of builders/developers. Even, the scheme of offering an income on estimate basis at the rate of 8%/6% is also available in the Income-tax Act i.e., Section 44AD of the Act. Therefore, proposing high pitched addition without following the settled judicial interpretations and findings is not the right spirit of conducting assessment proceeding and the same is against the principle of natural justice.
11. After considering all the objections of the assessee in its reply to the show cause notice and taking into consideration the facts and material available on records following conclusion has been drawn by the assessing officer.
(i) Rejection Of Books of accounts & Estimation Of Profit by the assessing officer After thorough examination of the response to show cause notice and dismissing various contentions raised by the assessee in its reply, it has been made clear that the seized/ impounded data is accurate, reliable and self-explanatory. Further, there is also no doubt that the accounts of the assessee where all the transactions are not reflected cannot be relied upon as they present incomplete and incorrect state of affairs of business of the assessee and requires to be disregarded invoking the provisions of section 145(3) of the Act. Accordingly, provisions of section 145(3) are invoked herewith and the assessment of total income of the assessee Page 18 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani is being made after taking into account all relevant material gathered during the search and the assessment proceedings. As per the material gathered during the search and submissions available on records the assessee is found to have indulged in the practice of suppressing both receipts (on account of sale) and payments (on account of purchase) made for the projects undertaken / developed during the year. There is no uniform method that can be employed to compute income when part receipts on account of sale are not included on the books. The method differs from case to case depending upon various factors le. type of business, modus. operandi of the assessee, sufficiency of data available for estimation etc. In a case where the evidence available on record contains details of corresponding unaccounted payments which are also partly included on the books, such partly recorded payments should also be taken into consideration. Taxing the receipts only has never been the motto of the Income-tax Act.In this regard, the observation of the Supreme Court in CIT v. Williamson Financial Services [2007] 165 Taxman 638 (SC) is reproduced below:
"It is important to bear in mind that u/s 4, the levy is on total income of the assessee computed in accordance with and subject to the provisions of the Income Tax Act. What is chargeable to tax under the Income Tax Act is not the gross receipt but the income under the Income Tax Act. The tax is on income but not on gross receipts."
Where suppression of sales receipts is involved, the question is whether the entire sales or only a percentage of profit should be adopted as income. In CIT v. President Industries [2002] 124 Taxman 654 (Gujarat), the Assessing Officer had found evidence of suppression of sales. He adopted the entire receipt (sales) as income but the Hon'ble Jurisdictional High Court has held that the entire undisclosed receipts (sales) cannot constitute income. The sales only represent the price received by the seller of the units for which the seller has already incurred the cost in order to acquire or process the inventory. Therefore, it is the realization of excess consideration over the cost incurred which should be assessed as profit or income. In other words, profit component embedded in the Page 19 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani sales could be treated as income. Recently, in the case of PCIT v. Ms. Jay KesarBhavani Developers Pvt. Ltd. in Tax Appeal no. 267 of 2022, the Hon'bleGuj. High Court has held that only profit element embedded in the gross on-money receipts can be taxed.For this, the Hon'ble court has derived reference from its earlier decision delivered in the case of DCIT Vs. Panna Corporation reported in [2012] 74 DTR 89. Relevant part of the decision is as under:-
"it has been consistently some other courts have been following the principle that even upon detection of on-money receipt or unaccounted cash receipt, what can be brought to tax is the profit embedded in such receipts and not the entire receipts themselves. If that were the legal position, what should be estimated as a reasonable profit out of such receipts, must bear an element of estimation."
Even in those cases where no details regarding unexplained payments /investments are available on records, it has been held by the Hon'ble Guj. High Court that while dealing with addition on account of unaccounted sales, in absence of any material on record to show that there was any unexplained investment / expense made by the assessee, there could be a presumption of such expenditure. In such event also it is held that only profit on suppressed sales could be brought to tax [CIT v. Gurubachhan Singh J Juneja [2008] 171 Taxman 406 (Gujarat)] Hence, in such cases, both the Supreme Court and the Jurisdictional High Court have consistently held that where evidences regarding unaccounted receipts are being assessed it is not reasonable to consider the entire unaccounted receipts for taxation. Rather, only profit element lying therein should be estimated keeping in mind the facts and surrounding circumstances of the case at hand. There for respectfully following the ratio laid down by the Apex Court and the Jurisdictional High Court and in view of the facts of the case it would be fair if reasonable rate of profit is adopted to tax the unaccounted income of the assessee. Details of various kinds of projects developed by different persons have been gathered during the search. Material gathered during the search revealed mainly 3 types of data First type in which all details related to the projects have been Page 20 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani recovered i.e. On-money receipts, unaccounted expense for land purchase, Unaccounted expense for construction and other project related activities. Second type of data contained part details of the projects i.e. on-money receipts and project related expenses only. Third type of data in which only on-money details were unearthed. On taking a wholistic view of the group and all the related searched builders, it is noted that unaccounted receipt and unaccounted expense both are inevitable parts of this business. Wherever, details of receipts and payments were recovered from the seized data, it is noticed that the net surplus funds available with these projects were ranged from -237% to 51%. Reason for this vast gap between the upper and lower ends of this net surplus range was primarily attributable to the stage in which a particular project has reached since its inception. For example, if any project is just launched then its % of net surplus funds would be lower because most of the funds are spent /applied on inventories and the inflow of on-money has not started in full pace. Due to combined effect of these two aspects, the availability of surplus funds remains either on lower side or sometime in negative state. Thus, it is understood that taking reference from the net surplus / unaccounted profit of such 'just launched' project would not give true picture of the potential profitability of such projects.In order to estimate a reasonable rate of profit, it is taken that only those projects for which sufficient data is available from the seized material should be relied upon. At the same time, it is also ensured that the projects that almost reached its final stage (with respect to construction activity and receipt of on-money both) should only be taken as reference for adoption of an appropriate rate of profit.
(ii) After considering all the above aspects, the reasonable rates of profits have been arrived in a range of 25% to 45% for different category of projects i.e. Industrial and Residential respectively. The assessee relates to the same group of searched people / entities which were covered in a same search operation. Therefore, applying the rule of similarity the same rates of profits can be adopted Page 21 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani across all the projects the data of which has been recovered from the same search operation. Moreover, in respect of the project under consideration the material gathered during search operation indicated on-money receipts only. Under these circumstances, it would not be fair if the same benchmark rates adopted for other projects where receipts and payment both kinds of transactions are available are also applied to the project where only on-money receipts are available. At the same time, considering that the assessee is also in the same line of business with the same group of persons, the possibility of having incurred unaccounted expenses cannot be ruled out completely (No data is recovered during search does not necessarily mean no unaccounted expenses incurred). Further, various judgements discussed earlier also endorse the same preposition that only profit embedded in the gross unaccounted receipts should be taxed and not the entire unaccounted receipts. Apart from this, it is also necessary to keep in mind violation of various other provisions of the law which are in place to discourage the practice of indulging in such unaccounted transactions. Having said that and considering the facts of the present case and binding judicial presidents as discussed earlier if all the expenses/payments are disallowed than the ratio laid down by the Hon'ble High Court regarding not taxing all the receipts would remain in papers only. Thus, with a view to strike a proper balance between the factual vis-à-vis the legal aspects it is decided to further enhance the average net profit rate to 50%.
(iii) Accordingly, considering complete facts of the case under consideration it is felt reasonable to adopt a higher rate of 50% as profit earned on the gross unaccounted receipts of this project. As far as the profit for the year under consideration is concerned, the same can be computed as under -
Page 22 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani Thus, addition of Rs. 11,87,500/- being unaccounted profit embedded in the gross unaccounted receipts is made over and above the regular business income reported by the assessee in the Income-tax Return filed for the year under consideration invoking provisions of section 145(3) of the Act and after considering all the facts and submissions of the assessee. Further, as discussed earlier, the assessee could not satisfactorily explain the sources of the unaccounted payments for acquisition of land situated at the Village Ronki Revenue Survey No. 51 as culled out from the seized miracle data. However, considering the discovery of the year wise unaccounted receipts on account of the projects R K Industrial Park (Phase 1) and R K Industrial Park (Phase 2) from the same set of seized Miracle data, the same can be telescoped against the year wise unaccounted payments for purchase of the land as the details regarding unaccounted payments for purchase of the land are also recovered from the same set of the seized miracle data. A chart highlighting year-wise net unaccounted receipts from the two industrial plotting projects and year-wise unaccounted payments made for acquisition of the land is as under -
Page 23 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani
(iv). From the above table, the assessing officer noted that the assessee was short of funds during FY 2014-15 (Rs. 1,45,81,106/-) and during FY 2017-18 (Rs. 6,64,77,900/-) even after telescoping the year wise net unaccounted receipts against the unaccounted payments for acquisition of the land. Thus, the sources of payments to the extent of Rs. 6,64,77,900/- for the year under consideration remains unexplained and are required to be added to the total income of the assessee within the meaning of sections 69 r.w.s. 115BBE of the Act.
12. Aggrieved by the various additions made by the assessing officer, the assessee carried the matter in appeal before the learned CIT(A). The learned CIT(A) dismissed the technical grounds raised by the assessee, challenging reopening of assessment under section 147/148 of the Act. On merit, learned CIT(A), estimated the profit element on the "on money", at the rate of 8%, 12%, 16% etc, in a different assessment years. Therefore, assessee, as well as, revenue, both are in appeal before us. The main contention of the revenue in these appeals are that the addition made by the assessing officer should be confirmed. Whereas, main Page 24 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani contention in the assessee's appeals is that the profit estimation on "on -money", is on higher side, therefore, it should be reduced to a reasonable extent, by following the judgement of Hon'ble Jurisdictional High Court of Gujarat in various cases such as, in the case of Ms. Jay Kesar Bhavani Developers Pvt. Ltd. in Tax Appeal no. 267 of 2022, wherein 6% addition on "on money, was upheld. In various judgements of jurisdictional ITAT Ahmedabad, (cited by assessee in legal compilation) held the addition on "on money" at the rate of 8% is sufficient to plug the leakage of the revenue. Therefore, the solitary grievance of the assessee in assessee's appeals are that reasonable estimation may be made in the hands of the assessee. The findings of the learned CIT(A) would be discussed while adjudicating the relevant issue involved in concise and summarised grounds noted above.
13. Now, we shall adjudicate, summarised and concise grounds of appeal, one by one, as follows:
14. Summarized and Concise ground No.(i) is reproduced below for ready reference:
(i) The Id. Commissioner of Income-tax (Appeals)-11, Ahmedabad erred on facts as also in law in dismissing ground of appeal related to validity of notice issued u/s 148 of the Income tax Act, 1961. That on facts as also in law, the proceedings-initiated u/s 147 of the Act is invalid and assessment finalized on such invalid initiation deserves to be quashed and may kindly be quashed.
(This is assessee's ground. No. 2 in ITA No 751/RJT/2024 for AY 2014-15, This is assessee's ground. No. 2 in ITA No. 752/RJT/2024 for AY 2015-16, This is assessee's ground. No. 2 in ITA No. 753/RJT/2024 for AY 2016-17, This is assessee's ground. No. 2 in ITA No. 754/RJT/2024 for AY 2017-18 and, This is assessee's ground. No. 2 in ITA No. 755/RJT/2024 for AY 2018-19)
15.We have heard both the parties and carefully gone through the submission put forth on behalf of the assessee along with the documents furnished and the case laws relied upon, and perused the fact of the case including the findings of the ld CIT(A) and other materials brought on record. We have carefully considered the Page 25 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani submission of the Learned Counsel for the assessee and ld DR for the Revenue and evidences on record. We note that issue under consideration is squarely covered against the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot is reproduced below:
"11. We have heard both the parties. We find that in the new regime/ scheme of search assessment, the proceedings for search assessment of search party as well as third- party are made under section 147 of the Act, unlike in the earlier/ old scheme of search assessment, wherein the search assessment of searched party was made under section 153A of the Act, whereas the assessment of third-party, was made under section 153C of the Act. Since, in the present reassessment proceedings, both of the searched party, as well as third party assessments are covered. It is observed that the initiation of reassessment proceedings in the present case is valid in law. While passing the assessment order, the assessing officer also observed that search was carried out at the assessee`s premises on 24.08.2021, and pursuant to the search, notice under section 148 of the Act, was issued in case of the assessee. As search was carried out in the case of the assessee after 01.04.2021, wherein, provisions of section 148 were amended and provides deemed satisfaction for three assessment years prior to the date of search, and even on this ground, the assessing officer has validly issued notice under section 148 of the Act. Hence, there is no defect in the reassessment proceedings, therefore, we dismiss the ground raised by the assessee and confirm the findings of the learned CIT(A)."
16. Respectfully following the above findings in assessee's own case, we dismiss the assessee's appeals.
17. In the result, following grounds of appeal of assessee, are dismissed:
(i) Ground No. 2 in ITA No. 751/RJT/2024 for AY 2014-15
(ii) Ground No. 2 in ITA No. 752/RJT/2024 for AY 2015-16
(iii) Ground No. 2 in ITA No. 753/RJT/2024 for AY 2016-17
(iv) Ground No. 2 in ITA No. 754/RJT/2024 for AY 2017-18
(v) Ground. No. 2 in ITA No. 755/RJT/2024 for AY 2018-19
18. Summarized and Concise ground No.(ii) is reproduced below for ready reference:
Page 26 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani
(ii) The Id. CIT(A)erred on facts as also in law in retaining addition of Rs.
1,19,44,974/by estimating profit at 12% of so called on money receipt in respect of project" RK Industrial Park-P1 and "R K Industrial Park-P2". The addition made is bad in law as also on facts therefore the same may kindly be deleted. Alternatively, the addition made by estimating rate of profit is very much on higher side and therefore the same may kindly be directed to be reduced and oblige.
(This is Assessee's ground No. 3 & 4 in ITA No. 751/RJT/2024 for AY 2014-15, This is Assessee's ground No. 3 & 4 in ITA No. 752/RJT/2024 for AY 2015-16, This is Assessee's ground No. 3 & 4 in ITA No. 753/RJT/2024 for AY 2016-17, This is Assessee's ground No. 3 & 4 in ITA No. 754/RJT/2024 for AY 2017-18 and This is Assessee's ground No. 3 & 4 in ITA No. 755/RJT/2024 for AY 2018-19) & (This is also in revenue's ground no. 1 in ITA No. 740/RJT/2024 for AY 2014-15, This is revenue's ground no. 1 in ITA No.741/RJT/2024 for AY 2015-16 and, This is revenue's ground no. 1 in ITA No.742/RJT/2024 for AY 2018-19)
19. We have carefully considered the facts of the case, the submission of the Learned Counsel for the assessee and ld. DR for the Revenue and evidences on record. We note that considering the judgement of the jurisdictional High Court of Gujarat, and considering the judgement of the jurisdictional ITAT Ahmedabad, we find that profit estimation on "on money", is on higher side, in the assessee's case under consideration. We note that assessing officer did not reach on right conclusion, based on seized material and the profit estimation sustained by the learned CIT(A), on "on money", is on very higher side, and we note that both the lower authorities, did not follow mandatory judgement of Hon'ble Jurisdictional High Court of Gujarat (Supra) wherein, 6% addition was made on the "on- money". In all the projects of M/s R.K. Group, on the "on-money" different estimation of profit element have been made by ld CIT(A), which are, at the rate of 8%, 12%, 12.5%, 16% and 20% etc. After all, it is "on money", therefore, a uniform profit estimation on account of profit element on "on money" should be made.
20. We note that "On-money" receipts are undisclosed receipts, and only the profit element embedded in such receipts can be taxed, not the entire "on-money"
Page 27 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani amount. However, the rate of profit is always a matter of estimation and must depend on following factors, such as, nature of project, location, type of construction, cost structure, evidence of expenses and past profit margins. We note that in R.K. Group cases, expenses and cost in every project is higher side, due to locational disadvantage, and the profit element is below 10%, as per the past audited profit and loss accounts and evidences available in search and seizure proceedings. It is settled position of law and we also note that Courts and Tribunals have emphasized that the profit rate must have a reasonable basis in each case, and cannot be arbitrarily fixed. Since "on-money" receipts represent undisclosed sales, only the profit element embedded therein can be taxed; however, the rate of profit estimation depends on the facts of each case. We have examined the seized material and past records and noted that in RK group cases, under consideration, the past profit margin as per audited books of accounts and as per seized material is 7% (average) only, this is because, due to location of the project and moreover, the cost and expenses are more than other similar projects. In these circumstances, we find that profit element embedded in commercial projects and housing projects should be estimated by applying the uniform rate of 10% on "on-money". Therefore, considering the mandatory judgement of the jurisdictional Hon'ble Gujarat High Court, in the case of Ms. Jay Kesar Bhavani Developers Pvt. Ltd(Supra) and considering the peculiar facts of the assessee's case, narrated above, we are of the view that profit estimation on, "on money" at the rate of, 10% is fair and reasonable.
21. We note that issue under consideration is squarely covered in favour of the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the decision of Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot is reproduced below:
Page 28 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani "14. In this summarised and concise ground, the plea of the assessee is that estimated profit at the rate of 16% on the so called "on money" is on higher side, considering the judgement of the jurisdictional High Court of Gujarat. However, plea of the revenue is that addition made by the assessing officer at the rate of @ 35% should be sustained.
Learned Counsel for the assessee submitted that judgements of Hon`ble jurisdictional High Court of Gujarat, in respect of addition on "on-money", should be followed. The Hon`ble jurisdictional High Court of Gujarat in the following cases held that profit element embedded in the "on-money" should be added in the hands of the assessee and not the entire "on-money", and estimated addition on "on money" should be at the rate of 6% or at the rate of 8%, may be made, depending upon the facts and circumstances of the case. The relevant judgements of the Hon`ble jurisdictional High Court of Gujarat and Hob`ble ITAT Ahmedabad, are reproduced below:
(i). 2020 (4) TMI 844ITAT AHMEDABAD GREENFIELD REALITY P. LTD. VERSUS ACIT, CENT. CIR. 1 (2) AHMEDABAD AND DOIT, CENT. CIR. 1 (2) AHMEDABAD, VERSUS GREENFIELD REALITY P. LTD.
"Estimation of Income on-money received by the assessee on booking of flats and shops in "VesuProject"Income offered by the assessee at 8% of the alleged gross receipts source of payment of cash for purchase of the land-HELD THAT:- On an analysis of the record, it would reveal that during the course of search not only details of on-money received by the assessee on booking of flats and shops in "Vesu Project" was found, but details of certain expenditure, which are not recorded in the books were also found. This included cash payment for purchase of land.CIT(A) has rightly observed that the gross on-money noticed on the seized paper cannot be considered as income of the assessee. There are certain expenditures which were not recorded in the books. Those expenditure must have been made from this on-money.After going through the well- reasoned order of the Id.CIT(A), and in the light of judgment of Hon'ble jurisdictiona' High Court in the case of Panna Corporation [2014 (11) TMI 797 GUJARAT HIGH COURTI as well as Koshor Mohanlal Telwala [1998 (9) TMI 106-ITAT AHMEDABAD- AI we are of the view that only element of income embedded in the on-money received by the assessee for booking of flats/shops in "Vesu Project" is required to be assessed in its hand in all these years.Element of income involved in this on-money assessee is showing income at 8%, AND CIT(A) is estimating it at 20% HELD THAT:- CIT(A) has also not mentioned any attending circumstances for harbouring a belief that 20% could have been earned from this activity. Thus after taking guidance from the judgment of Kishor Mohanlal Telwala [1998 (9) TMI 106-ITAT AHMEDABAD-Al we deem it proper that the assessee has rightly disclosed the profit element embedded in the gross profit at 8%. Accordingly, we allow the ground of appeal raised by the assessee, and hold that profit which has been directed to be adopted by the Ld.CIT(A) at 20% of the alleged turnover should be taken at 8%.
(ii)Tax appeal No.267 of 2022 dated 07.07.2022 M/S. JAY KESAR BHAVANI DEVELOPERS PVT. LTD.( Guj-HC) "Rejection of books of accounts u/s 145(3) On money receipt estimation of income addition on account of entire construction receipts as alleged unrecorded receipts -
HELD THAT: CIT (A) was not justified in confirming the addition of entire on- money receipts amounting to 4,72,02,368. Therefore, only estimated net profit Page 29 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani is required to be taxed. We find that the assessee has shown net profit at 4.55.% for the assessment year under consideration and 4.59% for A.Y. 2010-11. Further, the Hon'ble High Court in the case of CIT V. Abhishek Corporation [1998 (8) TIMI 110 ITAT AHMEDABAD-C) has upheld the net profit at 1.31% as declared by the assessee in that case. The net profit rate disclosed at 4,55% during the assessment year under consideration by the assessee in books of accounts and considering the facts that the project undertaken by the assessee comes under deduction of section 801B(10) hence, there may not be any intention to disclose the lower rate of profit. Considering these facts, and taking into account net profit in construction business, it would be reasonable to estimate 6% of net profit on total on-money.
(iii)The Commissioner of Income Tax vs. Shri Hariram Bhambhani INCOME TAX APPEAL NO.313 OF 2013 (BOM)(HC):
"In any view of the matter, the CIT(A) and Tribunal have come to the concurrent finding that the purchases have been recorded and only some of the sales are unaccounted. Thus, in the above view, both the authorities held that it is not the entire sales consideration which is to be brought to tax but only the profit attributable on the total unrecorded sales consideration which alone can be subject to income tax. The view taken by the authorities is a reasonable and a possible view. Thus, no substantial question of law arises for our consideration."
(iv) The ACIT Central Circle - 3, Jaipur Vs Shri Nawal Kishore Soni : ITA No. 1256, 1257, & 1258/JP/2019 [ITAT] [Jaipur]:
"23.4 It is settled law that not only from the illegal business but also the unaccounted transaction of purchase and sale only profit/ income on sales could be assessed as undisclosed income and could be subjected to tax. Case laws to the point are as under: 1. Dr. T.A. Quereshi (157 taxmann.com 514) (Supreme Court) 2. Piara Singh (124 ITR 40) (Supreme Court) 3. S.C. Kothari (82 ITR 794 (Supreme Court) 23.5 The assessee admitted such profit at Rs. 45,00,000/-
and disclosed that on said transactions income in PMGKY, 2016 and paid due tax thereon. The copy of certificate issued by PCIT is placed on record. Thus when that transactions are of unrecorded purchase and sale of gold, which Ld. assessing officer also admits in assessment order, then simply that name & address of purchasers are not provided the entire amount of sale cannot in law be treated as undisclosed income, only profit earned from said transactions which has been admitted by assessee at Rs. 45,00,000/- can only be assessed to tax more so when the assessee has disclosed in PMGKY the said undisclosed income of Rs.45,00,000/- and paid tax in accordance with scheme and received certificate there for from Pr. Commissioner of Income Tax, hence the same disclosed income cannot be included as income is assessment as per Section 199-l of PMKGY. However Ld. A.O. has allowed credit of amount of disclosed income in PMKGY from total income as so the addition on this account is restricted to Rs.45,00,000/- and balance is deleted. The assessee thus gets relief of Rs.3,02,00,000-45,00,000 = Rs. 2,57,00,000/-."
(v) Greenfield Reality P. Ltd IT(SS) A No. 320,321 and 322/Ahd/2018 & 329/Ahd/2018:
Page 30 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani "16. We have duly considered rival submissions and gone through the record carefully. On an analysis of the record, it would reveal that during the course of search not only details of on-money received by the assessee on booking of flats and shops in "Vesu Project" was found, but details of certain expenditure, which are not recorded in the books were also found. This included cash payment for purchase of land. Therefore, the Ld.CIT(A) has rightly observed that the gross on-money noticed on the seized paper cannot be considered as income of the assessee. There are certain expenditures which were not recorded in the books.
Those expenditure must have been made from this on-money. Therefore, after going through the well-reasoned order of the Ld.CIT(A), IT(SS)A No.289 Ahd/2018 (7 Others) Greenfield Reality P. Ld. Vs. DCIT and in the light of judgment of Hon'ble jurisdictional High Court in the case of Panna Corporation (supra) as well as Koshor Mohanlal Telwala (supra), we are of the view that only element of income embedded in the on-money received by the assessee for booking of flats/shops in "Vesu Project" is required to be assessed in its hand in all these years.
17. Next question arose, what is the element of income involved in this on- money. On one hand, the assessee is showing income at 8%, on the other hand, the ld. CIT(A) is estimating it at 20%. It is pertinent to observe that section 144 of the Income Tax Act provides discretion in the assessing officer to pass best judgment when an assessee failed to appear before him, and to submit requisite details. In other words, it provides power in the assessing officer to estimate an income of the assessee. We deem it appropriate to take note the relevant part of this section. It reads as under:..
"24. We have considered rival submissions and gone through the record carefully. There is no dispute that during the course of search certain material/loose papers were found exhibiting the fact that the assessee has received cash, over and above, the amounts stated in the booking register. This cash was not accounted for in the books. It has been treated as on-money for sale of flats/shops. Simultaneously certain loose papers were found disclosing the fact that the expenditure were incurred in cash and accounted in the books. The Ld.CIT(A) made an analysis of this, and then held that the moment assessee's income is being assessed at 8% of the gross on-money, then the remaining amount 92% could take care of unexplained expenditure. It can be explained by a simple, viz. an assessee has received Rs.100/- in cash for sale of flat. Out of that, element of income embedded in this Rs. 100/-has been determined by us at Rs.8/-. Remaining Rs.92/- must have been incurred by the assessee for developing that flat. Thus, in other words, the expenditure whose details were found being incurred in cash could be construed as coming out of these Rs.92/-. Thus, there cannot be any separate addition of unexplained expenditure. The Ld.CIT(A) has rightly deleted the addition."
15. We note that the assessee is in appeal before us and praying the Bench that estimated addition is very higher side and it should be reduced, at a reasonable level. However, learned DR for the revenue submitted that addition made by the assessing officer may be confirmed. We note that the estimation of income is based on facts and will vary from business to business and year to year, depending on the business conditions. We note that ld.CIT(A) has estimated the profit on the "on-money" at the Page 31 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani rate of 16% but the ld.CIT(A) has failed to bring on record any comparable case in support of his estimation that too @ 16% and in some cases 8% and 12% etc. No doubt estimate of the profit can be resorted to in these types of cases but the estimate and that too at a particular percentage or fraction of percentage which ld CIT(A) has adopted has to be based on sound reasoning in comparison with the past results as well as comparable cases. Without this the estimation so made cannot be said to be valid estimation. The jurisdictional Hon'ble High Court of Gujarat, in case of estimation of profit element on, "on-money" has taken the view that estimation of profit in these type of cases of "on-money" had been held between range of 6% to 8%.
16. We note that the average profit of the assessee as per audited books of accounts is 7%, therefore, profit estimation done by the learned CIT(A) at the rate of 16% on the "on-money" is higher side. Considering the nature of business and voluminous 'on- money' and taking into account, the fact that there is expenditure made by the assessee to develop the project out of the "on-money", therefore, profit margin in this type of business normally is 10% on "on-money". We proceed to work out the estimation of profit keeping in mind the following facts:
(i)The estimate is not opened up to be framed in an arbitrary manner.
(ii) The estimate by rule of thumb is absolutely infirm.
(iii)The estimation of rate of profit return must necessarily vary with the nature of the business.
(iv)There cannot be any uniform yardstick.
(v)An assessment to be best of judgement can only be based on the material available on record and past records and considering the totality of the facts.
(vi) Only real income and neither notional income nor astronomical income, can be taxed under the I.T. Act, 1961.
Accordingly, we note that estimation the profit element on 'on-money' at the rate of 10%, should be fair, keeping in mind the principle laid down by Hon'ble Supreme Court in the case of H. M. Esufali Abdulali that the method to be adopted must be which is approximately nearer to the truth.
17. Considering the facts and circumstances, narrated above, we find that the estimation done by the assessing officer, and re-estimated addition, sustained by the Ld. CIT(A) @ 16% is very higher side. Therefore, we are of the view that the estimated addition on "on-money" should be @ 10%, which will take care of inconsistency in the undisclosed income of the assessee. Therefore, the assessing officer, is directed to make the addition in the hands of assessee, at the rate of 10%, on "on-money". Hence, we allow above appeals of these assessee partly and dismiss all the appeals of the revenue."
22. Therefore, respectfully following the binding judgement of the Co-ordinate Bench of ITAT Rajkot in assessee's own case (Supra), we direct the assessing officer to tax the "on money" at the rate of 10%, hence, we partly allow the following appeals of the assessee:
Page 32 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani
(i) Ground No. 3 & 4 in ITA No 751/RJT/2024 for AY 2014-15
(ii) Ground No. 3 & 4 in ITA No. 752/RJT/2024 for AY 2015-16
(iii) Ground No. 3 & 4 in ITA No. 753/RJT/2024 for AY 2016-17
(iv) Ground No. 3 & 4 in ITA No. 754/RJT/2024 for AY 2017-18
(v) Ground No. 2 & 3 in ITA No. 755/RJT/2024 for AY 2018-19 Whereas following appeals of the revenue are dismissed:
(i) Ground No. 1 in ITA No. 740/RJT/2024 for AY 2014-15
(ii) Ground No. 1 in ITA No. 741/RJT/2024 for AY 2015-16
(iii) Ground No. 1 in ITA No. 742/RJT/2024 for AY 2018-19
23. Summarized and Concise ground No.(iii) is reproduced below for ready reference:
(iii) The Ld. CIT(A) has erred in deleting the AO to tax the unaccounted profit in the year in which sale deed is executed instead of the year in which the on-money has been received, ignoring that the same is not in accordance with Accounting principles as per ICDS-3 applicable to Real Estate Developers and also not appreciating that the income on account of undisclosed on-money receipt was required to be assessed in the year of receipt.
(This is revenue's ground no. 2 in ITA No. 740/RJT/2024 for AY 2014-15, This is revenue's ground no. 2 in ITA No.741/RJT/2024 for AY 2015-16 and, This is revenue's ground no. 2 in ITA No.742/RJT/2024 for AY 2018-19)
24. We have heard the rival contentions, perused the material on record and duly considered facts of the case in the light of the applicable legal position. We have heard learned DR for the revenue in detail and learned Counsel for the assessee also. In our considered view, it was wholly erroneous on the part of the authorities below to apply the accounting principles of ICDS-III, as it is not applicable to the assessee, under consideration. We note that issue under consideration is squarely covered in favour of the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, Page 33 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani by the decision of Coordinate Bench of ITAT Rajkot. The findings of the Co- ordinate Bench of ITAT Rajkot is reproduced below:
"21. Learned DR for the revenue argued that Ld.CIT(A) ought not to have directed the assessing officer, to tax the unaccounted profit in the year in which sale deed is executed instead of the year in which the "on-money" has been received. The treatment of revenue recognition adopted by the learned CIT(A) is not in accordance with Accounting principles as per ICDS-3, which is applicable to Real Estate Developers. The learned DR, therefore, stated that the income on account of undisclosed "on- money" receipt was required to be assessed in the year of receipt.
22. On the other hand, learned Counsel for the assessee submitted that assessee has been following the accrual basis of accounting and percentage of completion method. Therefore, revenue should be recognised in the year in which the transaction got materialised, that is, in assessee`s case, when the document is registered and executed, then only the revenue is recognised, with certainty. Hence, learned CIT(A) has rightly directed the assessing officer to recognise the revenue in the year in which the transaction/sale of flat is registered.
23. We have considered the submissions of both the parties, and we note that ICDS- 3 refers to Income Computation and Disclosure Standard-III, issued by the Central Board of Direct Taxes under section 145(2) of the Income-tax Act, 1961. It deals with computation of income from construction contracts for tax purposes. It is largely based on the earlier Accounting Standard AS-7 but contains important differences relevant for income tax computation. We note that ICDS-III applies to construction contracts of contractors, however, assessee under consideration is not a contractor, but he is a contractee. A person who undertakes contract to do a job/work for others, is contractor. However, assessee under consideration is not a contractor but a contractee, who gets the work done from contractor and assessee pays the amount to the contractors for services rendered by them to it ( assessee), therefore, ICDS-III is not applicable to the assessee under consideration. Hence, we are of the view that ICDS- III applies to Contractors (not contractees). Fundamental Accounting Principle, as per ICDS-III is the Percentage of Completion Method (POCM). The Percentage of Completion Method is mandatory method under ICDS-III. Under ICDS-III the Revenue from variations, claims and incentives shall be recognised only when there is reasonable certainty of its ultimate collection.
24. We note that even if the addition on account of estimated profit on alleged "on- money" cash receipts is made, the same should be made in the year of actual sale when the conveyance deed is executed in the favour of buyer when the significant risk and rewards are transferred. It is observed that the assessee has consistently followed revenue recognition method whereby sale is offered to tax when registered sale deed of particular unit is executed, that is, date on which significant risk and reward has been transferred to buyer. This method of accounting has been followed consistently by assessee on year to year basis and assessing officer has not disturbed such methodology. This method of accounting of recognizing revenue has been accepted by Hon'ble Gujarat High court in the case of Shivalik Buildwell Pvt Ltd. [2013] 40 taxmann.com 219 wherein it is held as under:Page 34 of 38
iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani "Section 5 of the Income-tax Act, 1961 Income Accrual of [Booking amount received by builder] - Assessee was a builder and developer - He received certain amount as advance from different parties Assessing Officer added said amount to assessee's taxable income Tribunal set aside addition made by Assessing Officer holding that assessee being a developer of project, profit in its case would arise only on transfer of title of property and, therefore, receipt of any advance or booking amount could not be treated as trading receipt of year under consideration Whether on facts, impugned order passed by Tribunal deleting addition was to be upheld - Held, yes [Para 4] [In favour of assessee]"
25. On identical facts, it is relevant to refer to the Decision of Hon'ble ITAT Ahmedabad in the case of M/s D R. Construction Vs. Income Tax Officer in ITA no. 2735/Ahd/2010, wherein Hon'ble ITAT has held as under:-
"Unaccounted expenditure-receipt of 'on money' in the present case assessee is dealing in several immovable property ie, flats and shops which he has constructed. A single flat is a capital asset for the purchaser but for the assessee all the flats together constitute stock-in-trade. HELD THAT:-it is undisputed position that out of this on money assessee has incurred various expenditure/investment. Therefore, 'on money' as such and as a whole cannot be taxed over and above the income accruing on the basis of entries recorded in the books of account on the basis of decision held in E.D, Sassoon & Co. Ltd. & Ors. vs. CIT (1954 (5) TMI 2 SUPREME COURT we hold that advance money received either by way of cheque or by way of cash will partake the character of taxable income when registered sale deed of the flats is executed in subsequent years. As a result, the sum of 10 crores will not taxable in Asst. Year 2008-09. The appeal of assessee is accordingly allowed."
26. On the similar facts, the learned CIT(A) relied on the judgement of the Hon'ble Supreme Court. The Hon'ble Supreme Court upheld the order passed by the Hon'ble Jurisdictional High Court of Gujarat in the case of CIT vs. Happy Home Corporation [2018] 94 taxmann.com 292 wherein it was held as under:
"Section 145 of the Income-tax Act, 1961 Method of accounting (Project completion method) - Assessee was engaged in construction business - It was subjected to a survey action which was conducted on business. premises - During course of survey, statement of one partner of firm was recorded in which, he admitted of firm having received a sum of Rs.26.05 crores not disclosed in books of account-While doing so, he further stated that same would be subject to registration of sale deeds When assessment was undertaken, assessee contended that firm was following project completion method of accounting and income would be offered to tax as and when final sale deeds were registered Assessee firm thus offered only a sum of Rs.1 crore during year under consideration Assessing Officer rejected assessee's stand and added entire amount of Rs.26.05 crores as income of assessee during current year Tribunal accepted assessee's contention that since firm was following project completion method for offering income to tax, same would be subjected to tax upon completion of sale, though amount may have been received earlier from buyer Revenue filed instant appeal on ground that in his statement, partner of firm had disclosed entire amount as income of relevant year - Whether in view of fact that while agreeing that sum of Rs. 26.05 crores was undisclosed income of Page 35 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani assessee for relevant current year, said partner of firm added a clarification that same would be subject to execution of sale deeds, there was no error in impugned order of Tribunal and, thus, same was to be upheld-Held, yes [Para 5] [in favour of assessee]"
27. In the light of the above judgement of the Hon'ble Supreme Court, in the case of Happy Home Corporation (supra), and Hon'ble jurisdictional High Court of Gujarat in the case of Shivalik Buildwell Pvt Ltd(supra) and decision of Ahmedabad Tribunal, in the case of M/s D R. Construction, we find that unaccounted profit estimated on 'on- money' receipt is required to be taxed in the year in which sale deed is executed by assessee or significant risk and rewards is transferred to buyer. As in case in hand, the assessee has been following revenue recognition method on execution of sale deed, only on-money receipt as computed in present case would be taxable in the year in which sale deed is executed and not when 'on-money' was received. Besides, we find that ICDS-III is not applicable to the assessee under consideration, therefore, we dismiss the ground raised by the revenue."
25. Respectfully following the binding judgement of the ITAT Rajkot in the assessee's, own case (Supra), we dismiss the following grounds raised by the revenue.
(i) Ground No. 2 in ITA No. 740/RJT/2024 for AY 2014-15
(ii) Ground No. 2 in ITA No. 741/RJT/2024 for AY 2015-16
(iii) Ground No. 2 in ITA No. 742/RJT/2024 for AY 2018-19
26. Summarized and Concise ground No.(iv) is reproduced below for ready reference:
(iv) On the facts and in the circumstances of the case and in law the Ld. CIT(A) has erred in deleting the addition of Rs 1,45,81,106/- made on u/s 698 r.w.s 115BBE of the Income Tax Act on account of unaccounted cash payment for purchase of land.
(This is revenue's ground no. 3 in ITA No. 741/RJT/2024 for AY 2015-16 and, This is revenue's ground no. 3 in ITA No. 742/RJT/2024 for AY 2018-19)
27. We have heard both the parties. We note that issue under consideration is squarely covered in favour of the assessee in the assessee's own group cases, M/s R.K. Group, in ITA No. 528/RJT/2024 & others in the case of M/s. R K Infralink LLP, by the decision of Coordinate Bench of ITAT Rajkot. The findings of the Co-ordinate Bench of ITAT Rajkot is reproduced below:
Page 36 of 38iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani "30. The brief facts qua the above summarise ground are that during the assessment proceeding, the assessing officer had found that the promissory notes seized from the premises of Shri Deepak Puruswani reveals that the assessee -firm had advanced cash loan to various persons. In this regard, the assessee- firm had objected the allegation of the assessing officer and denied of advancement of cash loan. However, without prejudice, the assessee had requested to provide benefit of telescoping as the addition had been made on account of alleged profit embedded in the unaccounted transactions from the project "R K Empire". Therefore, if any addition on account of alleged unaccounted income would be made in case of assessee- firm then application of such income in form of alleged unaccounted loans/advances is to consider to avoid duplication of addition. The submission made by the assessee has been reproduced by the assessing officer in para 13 of the assessment order. However, the assessing officer had rejected the contention of the assessee and held that benefit of telescoping cannot be given, as for claiming the benefit of telescoping, the assessee should in first place, accept the intangible addition and then claim the benefits of telescoping. However, as the assessee during the entire proceedings denied and nowhere accepted the addition, benefit of telescoping cannot be given. Therefore, the assessing officer had made addition of Rs 97,30,000/- on account of cash advanced to others, while passing the assessment order.
31. Aggrieved by the order of the assessing officer, the assessee carried the matter in appeal before the learned CIT(A), who has deleted the addition made by the assessing officer by giving telescoping benefit to the assessee. Dissatisfied with the order of the learned CIT (A), the revenue is in appeal before us.
32. Learned DR for the revenue argued that Ld.CIT(A) ought not to have deleted the addition which pertains to loan given by the assessee to others, as the assessee is not entitled for telescoping benefit. On the other hand, learned Counsel for the assessee, defended the order passed by the learned CIT (A).
33. We have considered submissions of both the parties. We note that this ground is against the action of the ld.CIT(A), in deleting the addition of Rs.97,30,000/-, by providing telescoping benefit. This addition was made by the assessing officer on account of alleged cash loans/advances on the basis of loose papers seized from the premises of Shri Deepak Purswani at page no. 1 & 2 of Annexure A-4. The assessee, during the appellate proceedings, has relied on the decision of the Hon'ble High Court of Bombay in the case of Commissioner Of Income-Tax, Poona vs Jawanmal Gemaji Gandhi [1983] 15 Taxman 487(Bom), which is on similar and identical facts.
The ld.CIT(A) noted that benefit of telescoping, should be provided to the assessee, as the addition had been made on account of alleged profit embedded in the unaccounted transactions from the project "R K Empire" and delete the addition accordingly. The ld.CIT(A) observed that it is undisputed fact revealed from the assessment order that the assessee -firm had received net on-money amounting to Rs.13,11,88,020/- during the year under consideration and the assessing officer had made addition of Rs.4,59,15,807/-, on account of estimation of net profit @35% of total net 'on-money' receipt of Rs. 13,11,88,020/-. Further, while adjudicating the appeal of the assessee, the ld. CIT(A) has confirmed unaccounted profit @ 16% of total "on-money" receipt. It means that estimated unaccounted profit was more than the cash advanced by the assessee. Therefore, the assessee is entitled to get the benefit of telescoping of confirmed Page 37 of 38 iTA No.751 To 755/RJT/2024 & ITA No.740 To 742/RJT/2024 Sejal Darshanbhai Lakhani unaccounted profit against the cash advanced of Rs.97,30,000/-. Therefore, considering these facts, the learned CIT(A) deleted the addition. We have gone through the above findings of the learned CIT(A) and noticed that there is no infirmity in the conclusion reached by the learned CIT(A). That being so, we decline to interfere with the order of ld. CIT(A) in deleting the aforesaid additions. His order on this addition is, therefore, upheld and the grounds of appeal of the Revenue are dismissed."
28. Therefore, respectfully following the judgement of the Co-osdrdinate Bench of ITAT Rajkot, in the assessee's own group case (supra), the following appeals of the revenue, are dismissed:
(i) Ground No. 3 in ITA No. 741/RJT/2024 for AY 2015-16
(ii) Ground no. 3 in ITA No. 742/RJT/2024 for AY 2018-19
29.In the combined result, appeals filed by the assessee, are partly allowed to the extent indicated above (appeal-wise), whereas all appeals filed by the Revenue, are dismissed.
Order is pronounced in the open court on 19/03/2026.
Sd/- Sd/-
(Dr. Arjun Lal Saini) (Dr. Dinesh Mohan Sinha)
लेखा सद /Accountant Member याियक सद य/ Judicial Member
Rajkot
Date: 19/03/2026.
आदे श की ितिलिप अ ेिषत/ Copy of the order forwarded to :
अपीलाथ / The Appellant
थ / The Respondent
आयकर आयु / CIT
आयकर आयु (अपील)/ The CIT(A)
िवभागीय ितिनिध, आयकर अपीलीय आिधकरण, सूरत/ DR, ITAT, SURAT
गाड फाईल/ Guard File
By order
//True Copy//
(Truce Copy) \Assistant Registrar/Sr.P.S/PS
ITAT, Rajkot
Page 38 of 38