Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Sunrise Integrated Textiles P. Ltd., ... vs The Dcit, Central Circle-2(1),, ... on 22 March, 2023

        आयकर अपीलीय अिधकरण,
                    अिधकरण अहमदाबाद  यायपीठ 'A' अहमदाबाद।
         IN THE INCOME TAX APPELLATE TRIBUNAL
                   "A" BENCH, AHMEDABAD
                                         ]
                                         ]




      BEFORE SMT.ANNAPURNA GUPTA, ACCOUNTANT MEMBER
                            AND
    SMT. MADHUMITA ROY, JUDICIAL MEMBER, JUDICIAL MEMBER

                       IT(SS)A No.16/Ahd/2018
                        Assessment Year :2012-13
                                 AND
                         ITA No.106/Ahd/2018
                       Assessment Year : 2013-14
     Sunrise Integrated Textiles P.Ltd.      Vs. DCIT, Cent.Cir.2(1)
     1, Gajera Park                              Ahmedabad.
     B/h. Saurashtra Bhavan
     Varachha Road
     Surat 395 008
     PAN : AANCS 8385 A
0




           अपीलाथ / (Appellant)                     यथ /(Respondent)

      Assessee by :            Shri A.C. Shah, AR
      Revenue by :             Shri Vijaykumar Jaiswal, CIT-DR and
                               Ms.AnamBenish, Sr.DR

       सन
        ु वाई क तार ख/ Date of Hearing          :   10/01/2023
       घोषणा क तार ख / Date of Pronouncemen t:       22/03/2023


                              आदे श/O R D E R

PER ANNAPURNA GUPTA, ACCOUNTANT MEMBER

Both the appeals have been filed by the assessee against common order passed by the ld.Commissioner of Income-Tax(A)-6, Ahmedabad [hereinafter referred to as "ld.CIT(A)"] dated 30.1.2017 under section 250(6) of the Income Tax Act, 1961 ("the Act" for short)pertaining to Asst.Year2012-13 and 2013-14. Since issues raised in both the appeals are common and inter-related, they are disposed of by this consolidated order.

ITA No.16 & 106/Ahd/2018 2

2. It was pointed out that while the first appeal ,pertaining to Asst.Year 2012-13, was with respect to disallowance made on account of expenditure incurred in cash in violation of the provisions of section 40A(3) of the Act, on account of which, the Department had reduced the value of closing stock of the assessee, the impact of the same resulted in subsequent assessment year 2013-14, when the opening stock as a consequence, was taken at lesser value, resulting in increase profit to the said extent. The issues, therefore, it was pointed out for both years, were inter- linked. Both the appeals, accordingly, are taken up together for adjudication.

3. The appeal for the Asst.Year 2012-13 in IT(SS)16/Ahd/18 was taken up first, since it had a consequential impact in the subsequent years appeal.

4. Drawing our attention to the facts of the case, the ld.counsel for the assessee pointed out that the assessee company is into the business of development of Integrated Textile Park. That during the impugned assessment year the assessee had made payment of Rs.1,21,52,589/- to Dakshin Gujarat Vij Company Ltd (DGVCL) ,a State owned distribution company for power connection of various textile units in the textile park being developed by itat village Kareli, District Surat. That since it was following the project completion method of accounting all the expenses were transferred to Work in Progress (WIP) account. Since the electricity expenses were incurred in cash beyond the limit prescribed u/s 40A(3) of the Act ,the AO dis allowed the same as per section 40A(3) of the Act ,rejecting the assesses contention that the payment being made to a State Government Company, the provision of section 40A(3) were not ITA No.16 & 106/Ahd/2018 3 attracted. The AO held that there was no exemption to Government Companies in Rule 6DD of the Income Tax Rules, 1962, which prescribed the instances of payments exempt from the rigours of the section 40A(3) of the Act. Further noting that the expenses had been added in closing stock of work-in-progress ,the value of the closing stock of WIP of the assessee was reduced to this extent. Our attention was drawn to para-2 of the assessment order, dealing with the above facts as under:

5. No addition resulted to the income of the assessee since the disallowance of expenses was countered by reduction in closing stock to the same effect. The same was upheld by the ld.CIT(A).

6. Aggrieved by the same the assessee has filed the present appeal before us raising the following grounds:

"1. The ld.CIT(A) has erred in confirming the addition of Rs.1,21,52,589/- under section 40A(3) in as much as the payment is saved by Rule 6DD.
ITA No.16 & 106/Ahd/2018 4 1.1 The appellant further says and submits that the assessee has not claimed the electricity connection charges as deduction since it is reflected in the closing stock (work-in-progress)

7. The contention of the ld.counsel for the assessee against the disallowance so made was to the following effect:

     i)     The assessment framed in the present case was in
            consequence    to     search   action    undertaken    on   the

assessee on 2-3/01/2013 under section 153A of the Act, and the disallowance made was not on account of any incriminating material found during the search. It was pointed out that even the AO had noted in his order that no document or material was found or seized from the premises. The ld.counsel for the assessee contended that in the absence of any incriminating material, no addition could have been made in the hands of the assessee, and for this purpose, he relied on the decision of Hon'ble Apex Court in the case of PCIT Vs. Meeta Gutgutia, (2018) 96 taxmann.com 468 (SC); copy of the judgment was placed before us.

ii) That no expenditure had been incurred by the assessee since, the electricity expenses had been debited to the work-in-progress account and not expenses as such claimed, therefore, there was no occasion for section 40A(3) of the Act being attracted in the present case, which stipulatesdisallowance only of expenditure "incurred" in cash;

iii) The expenses incurred were undoubtedly genuine and payment was made in cash since the assessee wanted power connection to be given by DGVCL as early as ITA No.16 & 106/Ahd/2018 5 possible; that if the payment was made by cheque, it would result in some delay and to avoid the delay, therefore, the payment was made in cash;

iv) That in various judicial decisions, it has been held that a transaction found tobe genuine cannot be disallowed under section 40A(3) of the Act. Reliance was placed on the following decisions:

                a) Vimal   Mircon    Ld.    Vs.   ACIT,                ITA
                   No.1887/Ahd/2013 dated 17.10.2016;

                b) K.Phani  Kumar    Vs.    ACIT,         (2018)       100
                   taxmann.com 438 (Vish-Trib.)

                c) A. Daga Royal Arts Vs. ITO                 (2018)    94
                   taxmann.com 401 (Jaipur-Trib)

     v)    Reference was also made to the decision of jurisdictional

High Court in the case of Anupam Tele Services vs. ITO, 43 taxmann.com 199 (Guj).

8. The ld.DR countered every contention of the assessee as under:

i) He pointed out that the impugned year was prior to the search year and assessment had abated, and therefore, the proposition of law canvassed by theld.counsel of the assessee that no addition could be made dehors any incriminating material found during search, which applied only to unabated assessments, was not applicable in the present case;
ii) He stated that the assessee had booked the electricity expense in its P&L account which was sufficient was attracting the provisions of section 40A(3) of the Act and ITA No.16 & 106/Ahd/2018 6 it did not matter therefore that the consequential effect of the said expense was effected in the WIP account.

That therefore, the contention of the assessee that it had not booked any expenditure was incorrect;

iii) That genuineness alone was not sufficient for excluding an expense from the rigours of section 40A(3) of the Act. That the provision proceeded with the presumption that the expenditure was genuine and it only curbed transactions for expenses being incurred beyond a limit in cash.

9. We have heard contention of both the parties, and have gone through all the documents and case laws referred before us.

The issue to be adjudicated relates to disallowance of electricity expenses incurred in cash beyond the limit prescribed as per section 40A(3) of the Act. The quantum of electricity expenses so incurred in cash disallowed being Rs.1,21,52,589/-.

10. We shall be dealing with each contention raised by the ld.counsel for the assessee.

11. With respect to the contention of the ld.counsel for the assessee that the assessment order itself was invalid and the additions/disallowance of electricity expenses could not have been made in the present case in the assessment framed under section 153A of the Act in the absence of any incriminating material found during search, this we find merits no consideration. It is an undisputed fact that the present year, i.e A.Y 12-13 , the assessment is abated, search having been conducted on 2-3/01/2013. The ld.counsel for the assessee does not dispute this fact. The ITA No.16 & 106/Ahd/2018 7 proposition of law that addition is to be restricted only to the incrementing material found during the search in assessments framed u/s 153A of the Act applies only to unabated assessment. Even the case law relied upon by the ld.counsel for the assessee makes it very clear in the case of MeetaGutgutia (supra) that invocation of section 153A of the Act to reopen "concluded assessment" (emphasis provided by us) of the assessment ,earlier to year of search, was not justified in the absence of any incriminating material found during the search, qua each such earlier assessment year. Therefore, this contention of the ld.counsel for the assessee is outrightly rejected.

12. Taking up the next contention that the disallowance was not warranted since no expenditure of the impugned electricity expenses had been claimed by the assessee. We do not find any merit in the same also. The assessee's contention is based on the fact that electricity expenses incurred have been added to the WIP account and would be claimed as expenses only when the project is completed and sold. The fact of the matter is that the assessee has debited this expenditure to the P&L account and added to its WIP account. The moment the expenditure is debited to the P&L account, it is to betreated as a claim of expenditure made by the assessee. The fact of it being added to the WIP makes no difference. This contention of the ld.counsel for the assessee is also dismissed.

13. Now taking up the final contention of the ld.counsel of the assessee that genuineness of the expenditure was not doubted and the expenditure was incurred in cash by way of business expediency therefore no disallowance is permissible u/s 40A(3) of the Act, we find merit in this contention of the ld.counsel for the assessee.

ITA No.16 & 106/Ahd/2018 8 The genuineness of the payment made by the assessee to a State owned Power Distribution company, is not doubted by the Revenue. In fact, we find that the Ld.CIT(A) had confirmed this fact of payment by the assessee in cash to DGVCL. Since in the interest of its business of developing textile park ,the assessee wanted electricity connection at the earliest for the textile units set up and payment by banking channels would have entailed delay the payment was made in cash to DGVCL.

14. It has been held in various decisions of the Hon'ble High Courts and the ITAT e that where genuineness of the expenditure is not doubted and the assessee has established business expediency for incurring the same also, no disallowance under section 40A(3) of the Act was warranted, even if, the business exigency does not fall in the exclusionary list provided under Rule 6DD of the ITAT Rules. Courts have held that exclusionary list under Rule 6DD of the Rules is only an inclusive list of all circumstances demonstrating businessexpediency and circumstances otherwise not listed in the Rule are also eligible for exclusion from the rigours of section 40A(3) of the Act. The ITAT, Jaipur Bench in the case of A. Daga Roya Arts (supra) had exhaustively dealt with all the judicial propositions and arrived at such findings which havebeen followed by various other Benches also. We have noted that Jaipur Bench of ITAT has taken a note of the decisionof Hon'ble Jurisdictional High Court in the case of Anupam Tele Services (supra) while laying down this proposition of law. The finding of the Jaipur Benchin this regard are at para 3.5 onwards. They read as under:

3.5 To appreciate the facts in a better manner let us look into the history of section 40A(3). It was introduced by the Finance Act, 1968 w.e.f 1-4-1968.

ITA No.16 & 106/Ahd/2018 9 The object of insertion was explained by Hon'ble Supreme Court in the case of Attar Singh Gurmukh Singh v. ITO 59 taxmann.com 11 as under:

"It will be clear from the provisions of section 40A(3) and rule 6DD that they are intended to regulate the business transactions and to prevent the use of unaccounted money or reduce the chances to use black-money for business transactions."

3.6 In view of above it will be apt to state that the provisions of section 40A(3) have been enacted as one of the measures for countering evasion of tax. The provisions were enacted to enable the assessing authority to ascertain whether the payment was genuine or whether it was out of the income from undisclosed sources. Genuine and bona fide transactions are taken out of the sweep of Section 40A(3).

3.7 In the present case the assessee firm has not made use of black money for purchase of land in cash. It was just on the insistence of the sellers, cash was withdrawn from bank and the payment was made in cash keeping in mind the business exigencies. This fact is clear from perusal of working table submitted and appearing at CIT (A) order (Page 12) and from Bank Statements of the assessee firm.

3.8 Just after introduction of section 40A(3), certain exceptions were allowed to be provided by way of delegated legislations. Accordingly, Rule 6DD was notified in the year 1969 setting out the exceptions.

3.9 Attention is drawn towards the decisions of Hon'ble Jurisdictional Rajasthan High Court in the case of Smt. Harshila Chordia v. ITO 298 ITR 349 wherein it was held that list of exceptions provided under rule 6DD is not exhaustive. Meaning thereby that more could be read into it, if the same does not violate the reason for which section 40A(3) was introduced. Thus, the contention of ld. CIT (A) that the appellant was unable to specify under which clause of Rule 6DD its case fall is baseless.

After introduction of Rule 6DD, in the year 1970, vide IT (Fourth Amdt.) Rules, 1970, clause (j) to Rule 6DD was introduced which provided as under.

"Rule 6DD:
(j) in any other case where the assessee satisfies the Income-tax Officer that the payment could not be made by way of a crossed cheque drawn on a bank or by a crossed bank draft-

a. due to exceptional or unavoidable circumstances; or b. because payment in the manner aforesaid was not practicable, or would have caused genuine difficulty to the payee, having regard to the nature of the transaction and the necessity for expeditious settlement thereof,"

3.11 Thereafter, CBDT issued Circular No. 220 dated 31.05.1977 providing an illustrative list of exceptional cases wherein cash payment could not attract disallowance u/s 40A(3) by virtue of Rule 6DD(j).
3.12 The above Rule 6DD(j) was omitted w.e.f. 25.07.1995 vide IT(Fourteenth Amdt.) Rules, 1995. Thereafter, Rule 6DD was amended many a times.
ITA No.16 & 106/Ahd/2018 10 3.13 The above series of events and related amendments is tabulated as under:
                                      Particulars                                        W.e.f

    Introduction of section 40A(3)                                                     1.4.1968

    Introduction of Rule 6DD                                                          1.4.1969

    Insertion of Rule 6DD(j)                                                           1.4.1970
In any other case, where the assessee satisfies the Assessing Officer that the payment could not be made by a crossed cheque drawn on a bank or by a crossed bank draft-
(1) due to exceptional or unavoidable circumstances, or (2) because payment in the manner aforesaid was not practicable, or would have caused genuine difficulty to the payee, having regard to the nature of the transaction and the necessity for expeditious settlement thereof;

and also furnishes evidence to the satisfaction of the Assessing Officer as to the genuineness of the payment and the identity of the payee. CBDT Circular No. 220: Circumstances when ITO can relax requirement of 31.05.1977 making payment in excess of Rs. 2,500 by crossed cheques under clause (j) of rule 6DD Omission of Rule 6DD(j) 27.7.1995 Reintroduction of Rule 6DD(j) 1.12.1995 Where the payment is made by an assessee by way of salary to his employee after deducting the income-tax from salary in accordance with the provisions of section 192 of the Income-tax Act, 1961, and when such employee-

(A) is temporarily posted for a continuous period of fifteen days or more in a place other than his normal place of duty or on a ship; and (B) does not maintain any account un any bank at such place or ship Substitution of Rule 6DD(j) by notification dated 10.10.2008 where the 1.4.2008 payment was required to be made on a day on which the banks were closed either on account of holiday or strike 3.14 Ld. CIT(A) while passing the order misread the provisions of rule 6DD by stating that the amended Rule with effect from A.Y. 2009-10 has deleted the considerations of exceptional and unavoidable circumstances and, therefore, the judicial pronouncements relied upon by the assessee firm pertain to pre-amended period and are of no help to the assessee firm. It is submitted that the considerations of exceptional and unavoidable circumstances in Rule 6DD was deleted w.e.f. 25.07.1995 only and, hence, the case laws relied upon by the assessee ITA No.16 & 106/Ahd/2018 11 firm pertain to post amendment period only as all the cases have dealt with the post amendment assessment years.

3.15 Attention is again drawn towards the judgment of Hon'ble Punjab and Haryana High Court pronounced on 16th July, 2015 pertaining to the assessment year 2009-10 in the case of Gurdas Garg v. CIT(A), Bathinda [2015] 63 taxmann.com 289, in this case reference of CBDT circular no. 220 dated 31.05.1977, was made. This CBDT circular was introduced with reference to rule 6DD(j). Even after 25.07.1995, when rule 6DD(j) providing for exceptional circumstances was dropped, the reference by Hon'ble High Court denotes its relevance which is reproduced below for ready reference Needless to mention that assessee case is covered in clause (d) of Para 4 of the said CBDT circular.

...7. The respondent/assessee's case is supported by several judgments. The Rajasthan High Court in Smt. Harshila Chordia v. ITO [2008] 298 ITR 349 held as under:--

"14. About this clause, many doubts were raised and enquiries were directed to the Board as to what shall constitute exceptional and unavoidable circumstances within the meaning of Clause (j). That led to issuance of Circular by the Board on May 31, 1977 ([1977] 108 ITR (St.)
8), which is published in Taxmann, Vol. 1, 1988 Edition. Significantly paragraph 4 of the aforesaid Circular shows very clearly that all the circumstances in which the conditions laid down in Rule 6DD(j) could be applicable cannot be spelt out.

However, some of them which will seem to meet the requirements of the said rule are as follows:

a. the purchaser is new to the seller; or b. the transactions are made at a place whether either the purchaser or the seller does not have a bank account; or c. the transactions and payments are made on a bank holiday; or d. the seller is refusing to accept the payment by way of crossed cheque/draft and the purchaser's business interest would suffer due to non-availability of goods otherwise than from this particular seller ; or e. the seller, acting as a commission agent, is required to pay cash in turn to persons from whom he has purchase the goods; or f. specific discount is given by the seller for payment to be made by way of cash.
15. It was further clarified in paragraph 6 that the above circumstances are not exhaustive but illustrative.
16. Therefore, in our opinion, the Tribunal was clearly in error in not travelling beyond the circumstances referred to in paragraph 4 of the ITA No.16 & 106/Ahd/2018 12 Circular and to consider the explanation submitted by the assessee on its own merit..."
3.16 Ld. CIT (A) misdirected himself in distinguishing the case of Gurdas Garg (supra) with that of the assessee firm by holding that the judgment shall not apply for the period after A.Y. 2009-10. It is submitted that in the said judgment Hon'ble Punjab High Court relates to A.Y. 2009-10 i.e. way after the substitution of 6DD(j) in 1995. The court has simply mentioned the fact of amendment which has been brought in A.Y. 2009-10 and, therefore, the position prior to amendment in A.Y. 2009-10 is clear that even after 1995, the considerations of exceptional and unavoidable circumstances has to be taken into account before invoking the provisions of section 40A(3).
3.17 It is further submitted that the Department has not gone for revision petition or for SLP against the judgment of Hon'ble Punjab & Haryana High Court and in such a situation the case law is a binding precedence.
3.18 Attention is drawn towards the following cases wherein judgment of Hon'ble Punjab High Court in the case of Gurdas Garg (supra) has been still followed:
Date of S. No A.Y. Case law Court Order ITAT, 1 2010-11 Dhuri Wine (2016) 48 ITR (Trib) 289 Chandigar 09.10.2015 h Bench ITAT, 2 2010-11 Rakesh Kumar (2016) 46 CCH 270 Amritsar 09.03.2016 Bench 3.18.i Hon'ble ITAT, Chandigarh Bench, in the case of Dhuri Wine (2016) 48 ITR (Trib) 289 (Chandigarh), pertaining to the AY 2010-11, pronounced on 09.10.2015, held as under:
"...The proposition laid down by the Hon'ble High Court is quite unambiguous to the effect that even if the case of the assessee does not fall in any of the clauses of Rule 6DD of the Income Tax Rules, invoking the provisions of section 40A(3) of the Act can be dispensed with if the assessee is able to prove the business expediency because of which it have to make the cash payments, the genuineness of the transactions have also to be verified...."
"...The learned CIT (Appeals) while adjudicating the contention of the assessee with regard to the genuineness himself has held that it is not sufficient for the assessee to establish that the payments were genuine and the parties were identifiable. He was of the view that the assessee is further required to prove that due to exceptional and unavoidable circumstances as provided under the Rules, the payments were made in cash. Therefore, it is not a case of the Department that the ITA No.16 & 106/Ahd/2018 13 payments so made in cash were not genuine. The reasons given by the assessee at every stage have not been disbelieved. Since these reasons are correct, they really make out a case of business expediency. In this view, respectfully following the judgment of the Hon'ble Punjab & Haryana High Court in the case of Gurdas Garg (supra), we hold that the payments cannot be disallowed under section 40A(3) of the Act" [CLC 24-15] 3.18.ii Hon'ble ITAT, Amritsar Bench in the case of Rakesh Kumar (2016) 46 CCH 270, pertaining to the AY 2010-11, pronounced on 09.03.2016 has held as under:
"...In the present case, the genuineness of payment has not been doubted as Assessing Officer himself has held that sale deeds of properties were registered with the Revenue Department of Govt. Therefore, the case of the assessee is fully covered by the above decision of Hon'ble Punjab and Haryana High Court. Therefore, respectfully following the same we allow the ground of appeal filed by assessee...."

3.19 The assessee firm's case is squarely covered in its favour by the following judgment of Hon'ble Courts, which relate to post amendment period and has held that where the cash payment in made, keeping in mind the exceptional and unavoidable circumstances, no disallowance u/s 40A(3) can be made.

    A.Y.                     Case Law                        Court          Date of
                                                                            Order

2005-06 Anupam Tele Services (2014) 362 ITR High Court of 04.02.2014 92 (Guj) Gujarat 2011-12 M/s. Ajmer Food Products Pvt. ITAT, Jaipur 28.09.2016 Ltd. v. JCIT, Range-2, Ajmer [ITA No. Bench 625/JP/14] 2010-11 M/s. Ch. Hanumantha Rao v. Income- ITAT, 05.05.2017 tax officer, Ward-2(2), Guntur Vishakapatnam Bench 2010-11 Dhuri Wine (2016) 48 ITR (Trib) 289 ITAT, 09.10.2015 Chandigarh Bench 2010-11 D. TAMILRAJAN (2016) 47 CCH 392 ITAT, Cochin 30.06.2016 Bench 2009-10 M. KANNAPPAN (2016) 47 CCH 0654 ITAT, Chennai 10.08.2016 Bench ITA No.16 & 106/Ahd/2018 14 2010-11 Rakesh Kumar (2016) 46 CCH 270 ITAT, Amritsar 09.03.2016 Bench 2010-11 Shila Mondal, ITA No.336/Kol /2014 ITAT, Kolkata 12.08.2016 Bench 3.20 Ld. CIT (A) has placed reliance on the decision of Hon'ble ITAT Chennai Bench in the case of DCIT v. A. Ramamurthy (2016) 46 CCH 0323 (Chen Trib) whereas the assessee firm has placed reliance on plethora of judgments as mentioned above. Regard different views taken by different courts, it is submitted that Hon'ble Supreme Court in case of CIT v. M/s Vegetables Products Ltd. 88 ITR 192 (SC) has held that when different High Courts have different views the one in favour of the assessee should be adopted. The relevant extract is set out as under:

"It is for the legislature to step in and remove the absurdity. On the other hand, if two reasonable constructions of a taxing provision are possible that construction which favours the assessee must be adopted."

3.21 Ld. CIT (A) further rejected the assessee firm's contention that some of the sellers insisted for cash payment for lack of documentary evidence in this regard. It is submitted that ld. CIT (A) himself has admitted that more than 50% of payments were accepted through cheques. It support the contention of appellant that where ever cash was not demanded payments were made through cheques. Complete trails of cash being withdrawn from bank and paid to sellers was established before ld. CIT (A) [CIT (A) Page 6]. Ld CIT (A) has not disputed the said factual aspect. Once the factual aspect is accepted by ld. CIT (A) there cannot be any reason for rejection of appellants contention of cash remittance because if not insisted why would we draw cash from bank and make payment in cash rather than issuing cheques is done in other cases.

3.22 Ld. CIT(A) in order to reject the claim of the assessee firm has held that the assessee firm has failed to bring on record that if it did not made the cash payment, the sellers would cancel the deals. In this regard it is submitted that the sellers while negotiating the deal have put such condition and, therefore, evidences in this regard do not exists. Ld. CIT (A) has asked for too much.

3.23 Ld. CIT(A) has also held that the sellers were residents of Jaipur and most of them belonged to the same family and more than 50% of the payments were accepted by them through cheques. In this regard it is submitted that belonging to same family does not mandate to follow same practice as others did. The mode of accepting the payment is always at the discretion of the seller.

3.24 It is also submitted that during the assessment proceedings, the assessee firm has provided complete address of the sellers to the ld. lower authorities. Ld. lower authorities, having doubt about the claim of the assessee firm, could have exercised his statutory powers and examined those sellers to ascertain the truth. Also, ld. AO failed to bring on record any evidence to controvert the claim of the assessee firm.

ITA No.16 & 106/Ahd/2018 15 In view of the above, disallowance of Rs. 1,71,67,000 u/s 40A(3) may please be quashed.'

17. The ld DR is heard who has vehemently argued the matter and took us through the findings of the lower authorities which we have already noted above. He submitted that the matter doesn't fall in any specific clause of Rule 6DD and hence, the disallowance has been rightly made under section 40A(3) of the Act and which should be sustained.

18. We have heard the rival contentions and perused the material available on record. It would be relevant to refer to the provisions of section 40A(3) of the Act which reads as under:

'(3) Where the assessee incurs any expenditure in respect of which a payment or aggregate of payments made to a person in a day, otherwise than by an account payee cheque drawn on a bank or account payee bank draft exceeds twenty thousand rupees, no deduction shall be allowed in respect of such expenditure. (3A) Where an allowance has been made in the assessment for any year in respect of any liability incurred by the assessee for any expenditure and subsequently during any previous year (hereinafter referred to as subsequent year) the assessee makes payment in respect thereof, otherwise than by an account payee cheque drawn on a bank or account payee bank draft, the payment so made shall be deemed to be the profits and gains of business or profession and accordingly chargeable to income-tax as income of the subsequent year if the payment or aggregate of payments made to a person in a day, exceeds twenty thousand rupees:
Provided that no disallowance shall be made and no payment shall be deemed to be the profits and gains of business or profession under sub-section (3) and this sub- section where a payment or aggregate of payments made to a person in a day, otherwise than by an account payee cheque drawn on a bank or account payee bank draft exceeds twenty thousand rupees, in such cases and under such circumstances as may be prescribed, having regard to the nature and extent of banking facilities available, considerations of business expediency and other relevant factors :
Provided further that in the case of payment made for plying, hiring or leasing goods carriages, the provisions of sub-sections (3) and (3A) shall have effect as if for the words "twenty thousand rupees", the words "thirty-five thousand rupees" had been substituted.
(4) Notwithstanding anything contained in any other law for the time being in force or in any contract, where any payment in respect of any expenditure has to be made by an account payee cheque drawn on a bank or account payee bank draft in order that such expenditure may not be disallowed as a deduction under sub-section (3), then the payment may be made by such cheque or draft; and where the payment is so made or tendered, no person shall be allowed to raise, in any suit or other proceeding, a plea based on the ground that the payment was not made or tendered in cash or in any other manner.' ITA No.16 & 106/Ahd/2018 16

19. The aforesaid provisions have to be considered and interpreted in light of various authorities which have been quoted at the Bar and relied upon by the ld AR and ld DR in support of their respective contentions.

20. In case of Attar Singh Gurmukh Singh (supra), the matter which came up for consideration before the Hon'ble Supreme Court, the facts of the case were that assessee had made payment in cash exceeding a sum of Rs. 2,500/- for purchase of certain stock-in-trade. Payments were not allowed as deductions in the computation of income under the head "profits and gains of business or professions" as the same were held to be in contravention of section 40A(3) read with that 6DD of the Income rules. In that factual background, the question regarding validity of section 40A(3) and applicability of the said provisions to payment made for acquiring stock-in-trade came up for consideration before the Hon'ble Supreme Court.

21. The Hon'ble Supreme Court referring to the provisions of section 40A(3) and Rule 6DD and in particular, Rule 6DD(j), as existed at relevant point in time, has held as under:--

"6. As to the validity of section 40A(3), it was urged that if the price of the purchased material is not allowed to be adjusted against the sale price of the material sold for want of proof of payment by a crossed cheque or crossed bank draft, then the income-tax levied will not be on the income but it will be on an assumed income. It is said that the provision authorizing levy tax on an assumed income would be a restriction on the right to carry on the business, besides being arbitrary.
7. In our opinion, there is little merit in this contention. Section 40A(3) must not be read in isolation or to the exclusion of rule 6DD. The section must be read along with the rule. If read together, it will be clear that the provisions are not intended to restrict the business activities. There is no restriction on the assessee in his trading activities. Section 40A(3) only empowers the Assessing Officer to disallow the deduction claimed as expenditure in respect of which payment is not made by crossed cheque or crossed bank draft. The payment by crossed cheque or crossed bank draft is insisted on to enable the assessing authority to ascertain whether the payment was genuine or whether it was out of the income from disclosed sources. The terms of section 40A(3) are not absolute. Consideration of business expediency and other relevant factors are not excluded. The genuine and bona fide transactions are not taken out of the sweep of the section. It is open to the assessee to furnish to the satisfaction of the Assessing Officer the circumstances under which the payment in the manner prescribed in section 40A(3) was not practicable or would have caused genuine difficulty to the payee. It is also open to the assessee to identify the person who has received the cash payment. Rule 6DD provides that an assessee can be exempted from the requirement of payment by a crossed cheque or crossed bank draft in the circumstances specified under the rule. It will be clear from the provisions of section 40A(3) and rule 6DD that they are intended to regulate the business transactions and to prevent the use of unaccounted money or reduce the chances to use black-money for business transactions. - Mudiam Oil Co. v. ITO [1973] 92 ITR 519 (AP). If the payment is made by a crossed cheque on ITA No.16 & 106/Ahd/2018 17 a bank or a crossed bank draft, then it will be easier to ascertain, when deduction is claimed, whether the payment was genuine and whether it was out of the income from disclosed sources. In interpreting a taxing statute the Court cannot be oblivious of the proliferation of black-money which is under circulation in our country. Any restraint intended to curb the chances and opportunities to use or create black-money should not be regarded as curtailing the freedom of trade or business."

22. Further, the Hon'ble Supreme Court upheld the applicability of section 40A(3) to payment made for acquiring stock-in-trade and raw materials and also affirmed the decision of Hon'ble Rajasthan High Court in case of Fakri Automobiles v. CIT [1986] 24 Taxman 578/160 ITR 504 (Raj) to the effect that the payments made for purchasing stock-in-trade or raw material should also be regarded as expenditure for the purposes of section 40A(3) of the Act.

23. The Hon'ble Supreme Court has therefore upheld the constitutional validity of section 40A(3) of the Act and has held that the provisions are not intended to restrict the business activities and restraint so provided are only intended to curb the chances and opportunities to use or create black money and the same should not be regarded as curtailing the freedom of trade or business. The Hon'ble Supreme Court has thus laid great emphasis on the intention behind introduction of these provisions and it would therefore be relevant to examine whether in the present case, there is any violation of such intention and if ultimately, it is determined that such intention has been violated, then certainly, the assessee deserves the disallowance of the expenditure so claimed.

24. The Hon'ble Supreme Court referring to the provisions of section 40A(3) as existed at relevant point in time which talks about considerations of business expediency and other relevant factors and Rule 6DD(j) which provides for the exceptional or unavoidable circumstances and the fact that the payment in the manner aforesaid was not practical or would have caused genuine difficulty to the payee and furnishing the necessary evidence to the satisfaction of the Assessing Officer as to the genuineness of the payments and the identity of the payee has held that:

"The terms of section 40A(3) are not absolute. Consideration of business expediency and other relevant factors are not excluded. The genuine and bona fide transactions are not taken out of the sweep of the section. It is open to the assessee to furnish to the satisfaction of the Assessing Officer the circumstances under which the payment in the manner prescribed in section 40A(3) was not practicable or would have caused genuine difficulty to the payee. It is also open to the assessee to identify the person who has received the cash payment. Rule 6DD provides that an assessee can be exempted from the requirement of payment by a crossed cheque or crossed bank draft in the circumstances specified under the rule."

25. Here, it is relevant to note that there has been no change in the provisions of section 40A(3) in so far as considerations of business expediency and other relevant factors are concerned, as existed at relevant point in time and as considered by the Hon'ble Supreme Court and the provisions of section 40A(3) as ITA No.16 & 106/Ahd/2018 18 exist now and relevant for the impunged assessment year i.e. AY 2013-14. However, Rule 6DD(j) has been amended and by notification dated 10.10.2008, it now provides for an exception only in a scenario where the payment was required to be made on a day on which banks were closed either on account of holiday or strike. A question which arises for consideration is whether the legal proposition so laid down by the Hon'ble Supreme Court regarding consideration of business expediency and other relevant factors has been diluted by way of delegated legislation in form of Income Tax Rules when the parent legislation in form of section 40A(3) to which such delegated legislation is subservient has been retained in its entirety. Alternatively, can it be said that what has been prescribed as exceptional circumstances in Rule 6DD as amended are exhaustive enough and which visualizes all kinds and nature of business expediency in all possible situations.

26. If we look at the legislative history of section 40A(3) and Rule 6DD, we find that initially, section 40A(3) provides for disallowance of 100% of the expenditure unless the matter falls under exception as provided in Rule 6DD(j) Later on, section 40A(3) has been amended to provide for disallowance of 20% of the expenditure incurred in cash and Rule 6DD(j) was omitted. Thereafter, by virtue of another amendment, disallowance under section 40A(3) was increased from 20% to 100%, however, Rule 6DD(j) was not reintroduced in original form to provide for exceptional and unavoidable circumstances rather it was restricted to payment by way of salary to employees and thereafter, by virtue of lastest amendment in year 2008 to payments made on a day on which the banks were closed on account of holiday or strike.

27. We do not believe that by virtue of these amendments, the legal proposition so laid down by the Hon'ble Supreme court regarding consideration of business expediency and other relevant factors has been diluted in any way. At the same time, we also believe that Rule 6DD as amended are not exhaustive enough and which visualizes all kinds and nature of business expediency in all possible situations and it is for the appropriate authority to examine and provide for a mechanism as originally envisaged which provides for exceptional or unavoidable circumstances to the satisfaction of the Assessing officer whereby genuine business expenditure should not suffer disallowance.

28. Further, the Courts have held from time to time that the Rules must be interpreted in a manner so as to advance and not to frustrate the object of the legislature. The intention of the legislature is manifestly clear and which is to curb the chances and opportunities to use or create black money and to ascertain whether the payment was genuine or whether it was out of the income from disclosed sources. And Section 40A(3) continues to provide that no disallowance shall be made in such cases and under such circumstances as may be prescribed having regard to the nature and extent of the banking facilities available, consideration of business expediency and other relevant factors. In our view, given that there has been no change in the provisions of section 40A(3) in so far as consideration of business expediency and other relevant factors are concerned, the same continues to be relevant factors which needs to be considered and taken into account while determining the exceptions to the disallowance as contemplated ITA No.16 & 106/Ahd/2018 19 under section 40A(3) of the Act so long as the intention of the legislature is not violated. We find that our said view find resonance in decisions of various authorities, which we have discussed below and thus seems fortified by the said decisions.

29. We refer to the decision of the Hon'ble Rajasthan High Court in case of Smt. Harshila Chordia (supra), where the facts of case were that the assessee had made certain cash payments towards purchase of scooter/mopeds which exceeded Rs. 10,000/- in each case to the principal agent instead of making payment through the cross cheques or bank draft. The Assessing Officer invoked the provisions of section 40A(3) and held that they were no exceptional circumstances falling under rule 6DD which could avoid consequences of the provisions of section 40A(3) of the Act. The ld. CIT (A) held that such exceptional circumstances did exist. However, the findings of the ld. CIT (A) were reversed by the Tribunal and the matter came up for consideration before the Hon'ble High Court.

30. The Hon'ble High Court observed that the principal reason which weighed with the Tribunal in discarding the explanation furnished by the assessee was that the case of the assessee did not fall in any of the clauses enumerated in the circular issued by the CBDT about the explanatory note appended to clause (j) was to operate as it was existing at the relevant time and enumerated circumstances in the circular was exhaustive of exceptional circumstances. The Hon'ble High Court observed that the Tribunal has erroneously assumed that enumeration of instances in the circular in which the provisions of clause (j) under rule 6DD would operate to be exhaustive of such circumstances and had not been properly understood its implication. It was further observed by the Hon'ble High Court that primary object of enacting section 40A(3) in its original incarnation was two-fold, firstly, putting a check on trading transactions with a mind to evade the liability to tax on income earned out such transaction and, secondly, to inculcate the banking habits amongst the business community. The consequence which was provided was to disallow of deduction of such payments/expenses which were not through bank either by crossed cheques or by demand draft or by pay order. It was further held by the Hon'ble High Court that:

"......Apparently, this provision was directly related to curb the evasion of tax and inculcating the banking habits. Therefore, the consequences, which were to befall on account of non-observation of sub-section (3) of section 40A must have nexus to the failure of such object. Therefore the genuineness of the transactions and it being free from vice of any device of evasion of tax is relevant consideration which has been overlooked by the Tribunal."

31. It was accordingly held by the Hon'ble High Court that it is the relevant consideration for the assessing authority under the Income Tax Act that before invoking the provisions of section 40A(3) in light of Rule 6DD as clarified by circular of the CBDT that whether the failure on the part of the assessee in adhering to requirement of provisions of section 40A(3) has any such nexus which defeats the object of provision so as to invite such a consequence. This is particularly so, because the consequence provided u/s 40A(3) for failure to make payments through bank is not absolute in terms nor automatic but exceptions have been provided and leverage has been left for little flexing by making a general ITA No.16 & 106/Ahd/2018 20 provision in the form of clause (j) in rule 6DD. Thereafter, the Hon'ble High Court refers to the clause 6DD(j) and the circular dated 31st May, 1977 issued by the Board in the context of what shall constitute exceptional and unavoidable circumstances within the meaning of section Clause (j). The Hon'ble High Court observed that the circular in paragraph 5 gives a clear indication that rule 6DD(j) has to be liberally construed and ordinarily where the genuineness of the transaction and the payment and the identity of the receiver is established, the requirement of rule 6DD(j) must be deemed to have been satisfied. The Hon'ble High Court observed that apparently section 40A(3) was intended to penalize the tax evader and not the honest transactions and that is why after framing of rule 6DD(j), the Board stepped in by issuing the aforesaid circular and this clarification, in our opinion, is in conformity with the principle enunciated by the Supreme Court in CTO v. Swastik Roadways [2004] 3 SCC 640.

32. The legal proposition that arises from the above decision of the Hon'ble Rajasthan High Court is that the consequences, which were to befall on account of non-observation of sub-section (3) of section 40A must have nexus to the failure of such object. Therefore the genuineness of the transactions and it being free from vice of any device of evasion of tax is relevant consideration and which should be examined before invoking the rigours of section 40A(3) of the Act.

33. In case of Anupam Tele Services the matter which came up for consideration before the Hon'ble Gujarat High Court, the facts of the case were that the assessee who is involved in the business of distribution mobile and recharge vouchers of Tata Tele Services Ltd had made payment of Rs. 33,10,194/- to Tata Tele Services Ltd., by cash on different dates. The assessee had made such payment through account payee cheques till 22nd Aug, 2005, when a circular was issued by Tata Tele Services Ltd., requiring the appellant to deposit cash at the company's office at Surat. In that factual background , the Hon'ble High Court held as under:--

"17. Rule 6DD of the IT Rules, 1962 provides for situations under which disallowance under s. 40A(3) shall not be made and no payment shall be deemed to be the profits and gains of business or profession under the said section. Amongst the various clauses, cl. (j) which is relevant, read as under:
(j) where the payment was required to be made on a day on which the banks were closed either on account of holiday or strike;

18. It could be appreciated that s. 40A and in particular sub-cl. (3) thereof aims at curbing the possibility of on-money transactions by insisting that all payments where expenditure in excess of a certain sum (in the present case twenty thousand rupees) must be made by way of account payee cheque drawn on a bank or account payee bank draft.

19. As held by the Apex Court in case of Attar Singh Gurmukh Singh (supra). "..In our opinion, there is little merit in this contention. Sec. 40A(3) must not be read in isolation or to the exclusion of r. 6DD. The section must be read along with the rule. If read together, it will be clear that the provisions are not intended to restrict the business activities. There is no restriction on the assessee in his trading ITA No.16 & 106/Ahd/2018 21 activities. Sec. 40A(3) only empowers the A.O. to disallow the deduction claimed as expenditure in respect of which payment is not made by crossed cheque or crossed bank draft. The payment by crossed cheque or crossed bank draft is insisted on to enable the assessing authority to ascertain whether the payment was genuine or whether it was out of the income from undisclosed sources, The terms of s. 40A(3) are not absolute. Considerations of business expediency and other relevant factors are not excluded. Genuine and bona fide transactions are not taken out of the sweep of the section. It is open to the assessee to furnish to the satisfaction of the A.O. the circumstances under which the payment in the manner prescribed in s. 40A(3) was not practicable or would have caused genuine difficulty to the payee. It is also open to the assessee to identify the person who has received the cash payment. Rule 6DD provides that an assessee can be exempted from the requirement of payment by a crossed cheque or crossed bank draft in the circumstances specified under the rule. It will be clear from the provisions of s. 40A(3) and r. 6DD that they are intended to regulate business transactions and to prevent the use of unaccounted money or reduce the chances to use black money for business transactions:"

20. It was because of these considerations that this Court in case of Hynoup Foods (P.) Ltd. (supra) observed that the genuineness of the payment and the identify of the payee are the first and foremost requirements to invoke the exceptions carved out in r. 6DD(j) of the IT Rules,1962.

21. In the present case, neither the genuineness of the payment nor the identity of the payee were in any case doubted. These were the conclusions on facts drawn by the CIT(A). The Tribunal also did not disturb such facts but relied solely on r. 6dd(j) of the rules to hold that since the case of the assessee did not fall under the said exclusion clause nor was covered under any of the clauses of r. 6DD, consequences envisaged in s. 40A(3) of the Act must follow.

22. In our opinion, the Tribunal committed an error in coming to such a conclusion. We would base our conclusions on the following reasons:

(a) The paramount consideration of section 40A(3) is to curb and reduce the possibilities of black money transactions. As held by the Supreme Court in Attar Singh Gurmukh Singh (supra), section 40A(3) of the Act does not eliminate considerations of business expediencies.
(b) In the present case, the appellant assesseewas compelled to make cash payments on account of peculiar situation. Such situation was as follow-
(i) the principal company, to which the assessee was a distributor, insisted that cheque payment from a co-operative bank would not do, since the realization takes a longer time;
(ii) the assessee was, therefore, required to make cash payments only;
(iii) Tata Tele Services Ltd. assured the assessee that such amount shall be deposited in their bank account on behalf of the assessee;
(iv) It is not disputed that the Tata Tele Services Ltd. did not act on such promise;

ITA No.16 & 106/Ahd/2018 22

(v) if the assessee had not made cash payment and relied on cheque payments alone, it would have received the recharge vouchers delayed by 4/5 days and thereby severely affecting its business operations. We would find that the payments between the assessee and the Tata Tele Services Ltd. were genuine. The Tata Tele Services Ltd. had insisted that such payments be made in cash, which Tata Tele Services Ltd. in turn assured and deposited the amount in a bank account. In the facts of the present case, rigors of s. 40A(3) of the Act must be lifted.

23. We notice that the Division Bench of the Rajasthan High Court in case of Smt. Harshila Chordia v. ITO (2007) 208 CTR (Raj) had observed that the exceptions contained in r. 6DD are not exhaustive and that the said rule must be interpreted liberally."

34. In case of Ajmer Food Products (P.) Ltd. v. JCIT [IT Appeal No. 625 (jp) of 2014, dated 28-9-2016] a similar issue has come up before the Co-ordinate Bench and speaking through one of us, it was held as under:

"4.5 The genuineness of the transaction as well as the identity of the payee are not disputed. Further, the appellant has explained the business expediency of making the cash payments to both the parties which has not been controverted by the Revenue. Following the decision of Gujarat High Court in case of Anupam Tele Services (supra) and Rajasthan High Court in case of Harshila Chordia (supra), the addition of Rs. 45,738/- under section 40A(3) is deleted."

35. In case of Gurdas Garg (supra), the matter which came up for consideration before the Hon'ble Punjab & Haryana High Court, the facts of the case are parimateria to the instant case and the ratio of the said decision clearly applies in the instant case. In that case, the facts of the case were that the assessee was engaged in trading in properties and during the course of assessment proceedings, the AO observed that there are transactions where the payments have been made in excess of Rs. 20,000/- in cash which were disallowed u/s 40A(3) of the Act. The Hon'ble High Court held that rule 6DD(j) is not exhaustive of the circumstances in which the proviso to section 40A(3) is applicable and it only illustrative. The Hon'ble High Court refers to the decision of the Hon'ble Rajasthan High Court in case of Smt. Harshila Chordia (supra) and the decision of Hon'ble Supreme Court in case of Attar Singh Gurmukh Singh (supra). The High Court further observed that the ld. CIT(A) has given a finding that the identity of the payee i.e. vendors in respect of land purchase by the appellant was established, the sale deeds were produced, the genuineness thereof was accepted and the amount paid in respect of each of these agreement was satisfied before the Stamp Registration Authority and the transactions were held to be genuine and the bar against the grant of deductions u/s 40A(3) of the Act was not attracted. The Hon'ble High Court further observed that the Tribunal did not upset these findings including as to the genuineness and the correctness of the transactions and it is also important to note that the Tribunal noted the contention on behalf of the appellant that there was a boom in the real estate market and therefore it was necessary, therefore, to conclude the transactions at the earliest and not to postpone them; that the appellant did not know the vendors and obviously therefore, insisted for payment in ITA No.16 & 106/Ahd/2018 23 cash and that as a result thereof, payments had to be made immediately to settle the deals. The Tribunal did not doubt this case. The Tribunal, however, held that the claim for deduction was not sustainable. In view of Section 40A(3) as the payments which were over Rs. 20,000/- were made in cash. The Hon'ble High Court accordingly observed that "the Tribunal has not disbelieved the transactions or the genuineness thereof nor has it disbelieved the fact that payments having been made. More importantly, the reasons furnished by the appellant for having made the cash payments, which we have already adverted to, have not been disbelieved. In our view, assuming these reasons to be correct, they clearly make out a case of business expediency."

36. The Co-ordinate Bench in case of Dhuri Wine v. Dy. CIT [2017] 83 taxmann.com 20 (Chd. - Trib.) has held that the proposition so laid down by the Hon'ble High Court in case of Gurdas Garg (supra) is quite unambiguous to the effect that even if the case of the assessee does not fall in any of the clauses of Rule 6DD of the Income Tax Rules, invoking the provisions of section 40A(3) of the Act can be dispensed with if the assessee is able to prove the business expediency because of which it has to make the cash payments, the genuineness of the transactions have also to be verified.

37. The Co-ordinate Bench in case of Rakesh Kumar v. Asstt. CIT [IT Appeal No. 102 (Asr.) of 2014, dated 09-03-2016] relying on the decision of Hon'ble Punjab and Haryana High Court in case of Gurdas Garg (supra) has held that the genuineness of the payment has not been doubted as the Assessing Officer himself has held that sale deeds of properties were registered with the Revenue department of the Government. Therefore, following the decision of Hon'ble Punjab and Haryana High Court, the payment for purchase of land was allowed.

38. We further note that in case of ACE India Abodes limited [DB Appeal No. 45/2012, dated 11-09-2017], a similar issue has come up before the Hon'ble Rajasthan High Court regarding payment for purchase of land from various agriculturist for which the assessee has paid consideration in cash and shown the land as its stock-in-trade. The Hon'ble Rajasthan High Court referring to the intent behind introduction of section 40A(3) and catena of decisions right from Attar Singh Gurmukh Singh, Smt. Harshila Chordia, Gurdas Garg, Anupam Tele Services referred supra has decided the issue in favour of the assessee and against the department.

39. The issue which is being disputed before us has to be considered and decided in light of facts on record and the legal position which emerges from the above referred decisions. The facts of the case are that during the year under consideration, the assessee firm has purchased 26 pieces of plot of land in the month of April and May, 2012 from various persons for a total consideration of Rs. 2,46,28,425/-, out of which payment amounting to Rs. 1,71,67,000/- were made in cash to various persons, payment amounting to Rs. 59,48,920/- were made in cheque to various persons, and Rs. 8,15,700/- and Rs. 6,84,296/- were paid in cash towards stamp duty and court fee respectively. During the course of assessment proceedings, the assessee submitted copies of the sale deed, the particulars of which find mention on page 7 and 8 of the assessment order. On perusal of the said ITA No.16 & 106/Ahd/2018 24 details, it is observed that the said details contains the name of the seller, date of sale deed, plot no., purchase value, stamp duty, Court fee and mode of payment - cash/cheque. Therefore, as far as the identity of the persons from whom the purchases have been made and genuineness of the transactions of purchase of various plots of land and payment in cash is concerned, the same is evidenced by the registered sale deeds and there is no dispute which has been raised by the Revenue either during the assessment proceedings or before us. The identity of the sellers and genuineness of the transactions is therefore fully established in the instant case.

40. From perusal of the assessment order, it is further noted that the AO, on perusal of the details of the properties purchased, as per copies of the sale deed furnished, held that the assessee had made cash payments regularly and no specific circumstances have been brought to his knowledge that the cash payments were made due to some unavoidable circumstances. It was held by the AO that maximum cash payments were made to persons residing in Jaipur city and in single family, repeated cash payments were made which itself shows that there were no unavoidable circumstances to make cash payments to the sellers. What is therefore relevant to note that the AO has appreciated the necessity of determining the unavoidable circumstances which could have led the assessee to make cash payments. During the course ofassessement proceedings, it was submitted by the assessee that the payment for purchase of land has been made in cash because the sellers were new to the assessee and refused to accept the cash. It was submitted that the delay in making the cash payment, it could have lost the land deals. In this regard, the ld AR submitted before us that the assessee had purchased the lands both through cash and cheques. Based on the requirement of the seller, assessee had selected the mode of payment. For the sellers, who had insisted the payments in cash, assessee had withdrawn the cash from bank on the same date of registry and made the payments to seller accordingly. The withdrawals from bank and payments to seller have been tabulated below as per dates below:--

  Date                Bank                 Grand      Cumulative          Utilization        Net
                                           Total       balance                             Balance

            ICICI Bank       Yes Bank                               Date       Amount      18,00,000

5-Apr-12    14,50,000        3,50,00     18,00,000     18,00,000                               5,07,00

9-Apr-12         -           9,00,000     9,00,000     27,00,000 9-Apr- 21,93,000          3,34,000
                                                                   12

11-Apr-12        -           2,00,000     2,00,000     29,00,000    11-        3,73,000    3,34,000
                                                                    Apr-
                                                                     12

12-Apr-12        -              -             -        29,00,000      -            -       3,34,000

13-Apr-12        -              -             -        29,00,000      -            -       11,97,100

19-Apr-12        -         30,00,000     30,00,000     59,00,000     23-      21,36,900 11,57,000
                                                          ITA No.16 & 106/Ahd/2018
                                                                                      25


                                                                    Apr-
                                                                     12

24-Apr-12   30,00,000     25,00,000     55,00,000    1,14,00,000    24-     55,40,100 11,57,000
                                                                    Apr-
                                                                     12

25-Apr-12       -              -             -       1,14,00,000      -         -        11,57,000

30-Apr-12       -              -             -       1,14,00,000      -         -        11,57,000

4-May-12        -              -             -       1,14,00,000      -         -        11,57,000

7-May-12        -              -             -       1,14,00,000      -         -        11,57,000

8-May-12    19,00,000     23,00,000     42,00,000    1,56,00,000    8-      38,55,000 15,02,000
                                                                   May-
                                                                    12

12-May-12       -              -             -       1,56,00,000      -         -        15,02,000

14-May-12       -              -             -       1,56,00,000      -         -        15,02,000

15-May-12       -              -             -       1,56,00,000      -         -        15,02,000

16-May-12       -         15,00,000     15,00,000    1,71,00,000      -         -        30,02,000

17-May-12       -         15,00,000     15,00,000    1,86,00,000   17-      30,69,000 14,33,000
                                                                   May-
                                                                    12

  Total     63,50,000    1,42,50,000 1,86,00,000                           1,71,67,000

41. It was submitted by the ld AR that in order to secure the deal, assessee had no other option but to make the payment in cash. Cash payments were made from the disclosed sources being the amount withdrawn from bank. It was for sheer insistence of the seller that the payments were made in cash. Had the assessee denied the cash payment looking to the provisions of sections 40A(3), the deal could not have been finalized. In such circumstances, in the business interest and to complete the deal, the assessee had chosen to make the payments in cash fortified through registered sale deed. The payment has been made out of the explained sources, through the registered document and as a disclosed transaction.

42. We find force in the contentions so raised by the ld AR. The transactions have been executed by the assessee within a span of one and half month and there are transactions where the payment has been made through cheque and there are transactions where the payment has been made through cash. The said contentions are supported by the fact that on the same day, there are cash and cheque payments as evidenced from the details of the transactions appearing at page 7 and 8 of the assessment order. It is therefore clear that the assessee was having sufficient bank balance and only at the insistence of the specific sellers, the assessee has ITA No.16 & 106/Ahd/2018 26 withdrawn cash and made payment to them and wherever, the seller has insisted on cheque payments, the payment has been made by cheque. This makes out a case that the assessee has business expediency under which it has to make payment in cash and in absence of which, the transactions could not be completed. The second proviso to section 40A(3) refers to "the nature and extent of banking facility, consideration of business expediency and other relevant factors" which means that the object of the legislature is not to make disallowance of cash payments which have to be compulsory made by the assessee on account of business expediency. Further, the source of cash payments is clearly identifiable in form of the withdrawals from the assessee's bank accounts and the said details were submitted before the lower authorities and have not been disputed by them. It is not the case of the Revenue either that unaccounted or undisclosed income of the assessee has been utilised in making the cash payments.

43. In the entirety of facts and circumstances of the case and respectfully following the legal proposition laid down by the various Courts and Coordinate Benches referred supra, we are of the view that the identity of the persons from whom the various plots of land have been purchased and source of cash payments as withdrawals from the assessee's bank account has been established. The genuineness of the transaction has been established as evidenced by the registered sale deeds and lastly, the test of business expediency has been met in the instant case. Further, as held by the Hon'ble Rajasthan High Court in case of Smt. Harshila Chordia (supra), the consequences, which were to befall on account of non-observation of sub-section (3) of section 40A must have nexus to the failure of such object. Therefore the genuineness of the transactions and it being free from vice of any device of evasion of tax is relevant consideration. The intent and the purpose for which section 40A(3) has been brought on the statute books has been clearly satisfied in the instant case. Therefore, being a case of genuine business transaction, no disallowance is called for by invoking the provisions of section 40A(3) of the Act."

15. In view of the above, we hold that since the assessee has demonstrated business expediency for making the expenditure in cash, and genuineness of the same is also not doubted, there is no reason for disallowing the same under section 40A(3) of the Act. Disallowances so made of Rs.1,21,52,589/-, is therefore, directed to be deleted and the adjustment made to the WIP by reducing it to the said extent is also directed to be deleted; the closing stock in WIP accordingly will remain at figure returned by the assessee.

The ground raised by the assessee is allowed.

ITA No.16 & 106/Ahd/2018 27

16. In effect the appeal of the assessee is allowed.

17. The other appeal of the assessee in ITA No.106/Ahd/18 for A.Y 2013-14 admittedly raises a grievance of the assessee connected directly to the disallowance of electricity expenses made in the preceding year dealt with us above. The said disallowance having resulted in reduction of its closing WIP of the preceding year, which in turn reduced the opening WIP of the impugned year resulting in increase in profits to the said extent. The ground raised in the impugned appeal by the assessee reads as under:

"1. The ld.CIT(A) has erred in confirming the addition of Rs.1,21,52,589/- under section 40A(3) in as much as the payment is saved by Rule 6DD.
1.1 The appellant further says and submits that the assessee has not claimed the electricity connection charges as deduction since it is reflected in the closing stock (work-in-progress) Since we have deleted the disallowance of electricity expenses in assesses appeal in IT(SS) 16/Ahd/18 at foregoing paragraphs, the reduction in the value of opening WIP taken by the Revenue does not survive,and the AO is directed to take value of WIP at the original figure shown by the assessee.
The appeal of the assessee is also allowed accordingly.

18. In the result, both the appeals of the assessee are allowed.

Order pronounced in the Court on 22nd March, 2023 at Ahmedabad.

      Sd/-                                                 Sd/-
(MADHUMITA ROY)                                    (ANNAPURNA GUPTA)
JUDICIAL MEMBER                                  ACCOUNTANT MEMBER

Ahmedabad, dated    22/03/2023