Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 2]

Income Tax Appellate Tribunal - Bangalore

M/S Chemmanur Metals And Alloys Pvt. ... vs Addl.C.I.T., Bangalore on 31 January, 2019

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

          BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
           AND SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER

                              ITA No.934/Bang/2016
                            Assessment year : 2007-08

 M/s. Chemmanur Metals and               Vs.   The Additional Commissioner of
 Alloys Pvt. Ltd.,                             Income Tax,
 No.96, Doraiswamy Building,                   Range 11,
 Marathahalli                                  Bangalore.
 Bangalore - 560 037.
 PAN: AABCC 7621F
          APPELLANT                                       RESPONDENT

Appellant by      : Shri Ravishankar, Advocate
Respondent by     : Shri Vikram Suryavamshi, ACIT

                   Date of hearing       : 31.01.2019
                   Date of Pronouncement : 31.01.2019

                                     ORDER


     Per Chandra Poojari, Accountant Member

This appeal by the assessee is directed against the order dated 26.02.2016 of the CIT(Appeals), Bengaluru-2, Bengaluru relating to assessment year 2007-08 with regard to sustaining a penalty of Rs.2,50,000 u/s. 271D of the Income-Tax Act, 1961 ["the Act"].

2. The brief facts of the case are that the assessee is a private limited company in the business of retail trade of metal alloys, adhesives, plywood, glass, tiles, etc. It filed return of income of Rs.5,37,923 for AY 2007-08 ITA No. 934/Bang/2016 Page 2 of 7 which was processed u/s. 143(1) of the Act. Under scrutiny assessment, an order u/s. 143(3) of the Act was passed making certain disallowances and penalty proceedings were initiated u/s. 271D for violation of the provisions u/s. 269SS of the Act.

3. In the penalty proceedings, the assessee submitted that there were no instances of cash loans received and the cash appearing in its books were merely advances received for goods in furtherance of trade and commerce. To substantiate the same, it was further submitted that the said cash received as advance for goods appearing on the closing date of the balance sheet was also reported in the audit report as advance for goods and it was not a cash loan. The AO, however, rejected the explanation of the assessee and levied penalty u/s. 271D amounting to Rs.8,80,000 as follows:-

Sl. No. Name of the party Amount Rs.
1. E S Jose 1,00,000
2. Joseph Malliakel 50,000
3. E U Martin 1,00,000
4. Joshi 1,00,000
5. Hotel Rajadhani 5,30,000 Total 8,80,000

4. On appeal before the first appellate authority, the assessee filed written submissions and argued on the merits of the case. The CIT(Appeals), however, allowed partial relief to the extent of Rs.6,30,000 and confirmed the penalty to the extent of Rs.2,50,000 in respect of following advances:-

       Sl. No.    Name of the party Amount Rs.
       1.         E S Jose            1,00,000
       2.         Joseph Malliakel      50,000
       3.         E U Martin          1,00,000
                  Total               8,80,000
                                                    ITA No. 934/Bang/2016
                                 Page 3 of 7

5. Aggrieved by the order of CIT(Appeals) in sustaining the penalty, the assessee is in appeal before us raising the following grounds:-

"1. The order of the CIT (A) in so far as it is against the appellant are opposed to law, equity, and weight of evidence, probabilities, facts and circumstances of the case.
2. The appellant denies itself liable to a penalty of Rs.2,50,000/- under section 271D of the Act, for the impugned assessment year 2007-08 on the facts and circumstances of the case.
3. The learned CIT(A) was not justified in holding that documentary evidence to prove that the goods were contracted to be sold were not furnished and hence the said deposits are to be considered as a loan and the penalty levied by the AO under section 271D of the Act was to be confirmed on the facts and circumstances of the case.
4. The learned CIT(A) was not justified in relying on the audit report in coming to a conclusion, that the deposits were also in the nature of loans and attracted the provisions of section 269SS of the Act, while the same audit report has categorically stated that the said advances to have been received in respect of goods on the facts and circumstances of the case.
5. The learned CIT(A) was not justified in ignoring the confirmations filed which depicted the complete nature of the transaction, and which was obtained during the pendency of hearing of the appeal on the facts and circumstances of the case.
6. The learned CIT(A) was not justified in stating that the appellant, by not filing the order-confirmation or vouchers for cancellation of order, the advances ought to be considered as loans, when the complete transaction was confirmed by filing of the confirmation statement from concerned parties, on the facts and circumstances of the case.
7. Without prejudice, the learned CIT(A) ought to have considered that the amounts received in cash were only on account of reasonable cause and hence deleted the penalty levied on the facts and circumstances of the case.
ITA No. 934/Bang/2016 Page 4 of 7
8. The appellant craves leave to add, alter, modify, delete or substitute any or all of the grounds and to file a paper book at the time of hearing the appeal.
9. In view of the above and other grounds that may be taken at the time of the hearing the appeal, the appellant prays that the appeal be allowed in the interest of justice and equity."

6. On the issue of the assessee's claim that the amounts received as advance was for supply of goods to the customers, the ld. AR for the assessee submitted that the said amounts were stated in the books as an unsecured loan which ought to have been mentioned as unsecured creditor, which was a mere change in the nomenclature while writing the accounts. It is not in dispute that the intent and purpose of the advance was clearly mentioned in the audit report. It was further submitted that the there was a difficulty in the supply of the tiles due to non-availability of particular design, colour, etc. as proposed by the customers and the said advance was refunded to the customers for non-fulfilment of the specific product requirements of the customers. The amounts received in cash are trade advances and the same was accounted in a proper manner in the audit report. The amounts reflected in the balance sheet as loans are in the nature of trade advances received by the assessee and the balance sheet alone ought not to have been considered in isolation, but the audit report also ought to have been considered to come to the conclusion that the loans were mere trade advances, rather than cash loans and no penalty ought to have been levied on these facts. The audit report clearly recognized the said advances which substantiates the claim of assessee and hence there was no contravention of the provisions of section 269SS of the Act. It was submitted that the CIT(Appeals) has not considered the detailed written submissions and documents filed by way of paperbook of the assessee before arriving at his conclusion.

ITA No. 934/Bang/2016 Page 5 of 7

7. It was reiterated that the cash received was in respect of advance for goods and since the specific requirement of customers was not met, the advance was refunded to the customers. As regards confirmation of the same by the parties sought by the CIT(A), it was submitted that the branch of assessee was in Kerala which ceased its operation in September, 2014 and surrendered registration in March, 2015. The particular documents in respect of order placed, specifications, etc. could not be located and hence the confirmations of the parties were received during the pendency of the appeal before the CIT(A). The confirmations were filed before the CIT(Appeals) in support of the assessee's claim, which were not considered by the CIT(A). It was submitted that the CIT(Appeals) was not justified in ignoring the said confirmations filed by the assessee to show the nature of transactions and to demonstrate that the cash received was in the nature of trade advance and it was not cash loans as presumed by the AO. The CIT(A) erred in observing that deposits also attracted the provisions of section 269SS of the Act since the audit report clearly mentions that eh said monies were "Advances received from customers", which were outside the ambit of loan. It was submitted that a mere mention in the Form 3CD does not automatically attract penalty u/s. 271D. For the purpose of invoking section 269SS of the Act, the true nature of the receipts has to be examined. The information in Form 3CD in respect of cash advances is out of abundant caution and goes to the bonafides of the assessee that it was making true and complete disclosure as required by law. But for the mention in Form 3CD, it would not have even come to the attention of the AO. For these reasons, the order of the CIT(A) in sustaining the penalty partly was erroneous.

8. In support of his contentions, the ld. AR relied on the decision of Mumbai Bench of the Tribunal in the case of Karnataka Ginning & Pressing Factory v. JCIT, 77 ITD 478 (Mum). He also drew our attention to Audit ITA No. 934/Bang/2016 Page 6 of 7 Report in Form 3CD stating that these are advances received from customers, which is placed at pages 28 of PB. He also furnished copies of confirmation letter from the concerned parties which is placed on record at pages 31 to 33 of assessee's PB. Therefore, the ld. AR submitted that the amounts are credit advances received from the parties and it is not loans in terms of section 269SS of the Act.

9. On the other hand, the ld. DR submitted that with regard to amounts received in cash, the assessee claimed an amount of Rs.1,00,000/- from Mr. E.S. Jose on 10.4.2006, Rs.50,000 from Mr. Joseph Malliakel and Rs.1,00,000 from Mr. E.U. Martin as 'advance for sale from customer', but it is not substantiated with any subsequent adjustment towards sale. The claim that the order was cancelled is also not acceptable in the absence of details or evidence like Purchase Order, Cancellation, etc. In any case, deposits/loans are covered u/s. 269SS and the same is certified by the auditor in Form 3CD, therefore it is a violation of the provisions and attracts penalty u/s. 271D and rightly sustained by the CIT(Appeals).

10. Now the question before us is whether these trade advances could be called as 'loan' or 'deposit' in terms of provisions of section 269SS of the Act. The words are not defined in Explanation (iii) below section 269SS, except saying that 'loan' or 'deposit' means loan or deposit of money. The terms 'loan' and 'deposit' are not mutually exclusive, there are a number of common features between the two. It was held by the Hon'ble Madras High Court in the case of Abdul Hamid Sahib v. Rahmat Bi, AIR 1965 Mad. 427, that a loan is repayable the moment it is incurred while it is not so with the deposit. In a deposit, unlike a loan, there is no immediate obligation to repay. Normally a deposit is for a fixed tenure.

11. In the present case, the amounts received by the assessee are as trade advances and there is no evidence that there was any stipulation as ITA No. 934/Bang/2016 Page 7 of 7 to the period or any stipulation for interest. It is therefore matter of grave doubt as to whether the amounts received from the parties can be characterized as loan or deposit. In our view, they are trade advances received for the purpose of supply of goods dealt by the assessee. Such trade advances cannot fall under the purview of section 269SS of the Act so as to attract penalty u/s. 271D of the Act. Accordingly, in our opinion, penalty u/s. 271D cannot be sustained. It is ordered accordingly.

12. In the result, the appeal of the assessee is allowed.

Pronounced in the open court on this 31st day of January, 2019.

                Sd/-                                       Sd/-

( PAVAN KUMAR GADALE )                           ( CHANDRA POOJARI )
   JUDICIAL MEMBER                              ACCOUNTANT MEMBER

Bangalore,
Dated, the 31st January, 2019.

/ Desai Smurthy /

Copy to:
1. Appellant   2. Respondent   3. CIT                      4. CIT(A)
5. DR, ITAT, Bangalore. 6. Guard file


                                                   By order



                                                Assistant Registrar,
                                                ITAT, Bangalore.