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 1, Cited by 0]

Income Tax Appellate Tribunal - Allahabad

Sudhir Kumar Singh,, Ballia vs Assessee on 3 November, 2015

           IN THE INCOME TAX APPELLATE TRIBUNAL
                ALLAHABAD BENCH, ALLAHABAD

     BEFORE SHRI S. V. MEHROTRA, ACCOUNTANT MEMBER

                        I.T.A .No.552/Alld/2014
                   (ASSESSMENT YEAR-2010-11)


M/s Sudhir Kumar Singh                 Vs.                 ITO
Madhaw Niwas, Bhrigu Ashram,                               2-(4)
Ballia, U.P.-277001                                        Ballia.

PAN: ABUFS1440B

(APPELLANT)                                                (RESPONDENT)

                   Assessee by:-None
                   Revenue by:-Shri A.K. Pandey, DR
                   Date of Hearing: 26/10/2015
                   Order Pronounced on: 03/11/2015

                                  ORDER

This appeal by the assessee is directed against the order dated 27.08.2014 passed by the ld. CIT (A), Varanasi, in relation to the assessment year 2010-11.

2. Brief facts of the case are that the assessee, a partnership firm, in the relevant assessment year, was engaged in the business of civil construction work. It had filed its return of income declaring net income of Rs.3,61,010/-.

3. The AO noticed that the assessee had shown gross receipts from contract Rs.3,44,67018/- and after deduction expenses net profit of Rs.3,61,000/- had been shown, before deduction of remuneration and interest paid to partner, which was 5.06% of the total turnover. The AO noticed from the examination of books of account that all the payments were I.T.A .No.552/Alld/2014 2 made in cash for purchase of material Rs.22097291/- and labour charges Rs.9024690/-. After examination of expenses in profit & loss account he observed that they were not open for verification. He further observed that assessee had not furnished details of advances and receivables Rs.15 lac and also did not show interest income thereon. He, accordingly, show caused the assessee as to why provisions of section 145(3) be not invoked and NP rate of 8% be applied.

4. In reply, the assessee relied on similar case of M/s Yadav Construction and Suppliers PAN- AAAFY1888N in A.Y. 2008-09 wherein 6% NP rate had been applied by ld. DCIT which was in appeal reduced to 4.8%. The AO, however, did not accept the assessee's contention and, after rejecting books of account u/s 145(3), applied the net profit rate of 6% on total receipt of Rs.3,4467018/- before deduction of remuneration and interest paid to partners.

5. The ld. CIT(A) decided the assessee's appeal ex parte as assessee did not appear on various dates fixed for hearing. Ld. CIT(A) after considering the merits of the case, partly allowed the assessee's appeal.

6. Being aggrieved, the assessee is in appeal before me and has taken following grounds of appeal:

"1. On the facts and in the circumstances of the case and in law the learned CIT(A) has not given reasonable and sufficient I.T.A .No.552/Alld/2014 3 opportunity to be heard and denied the principle of natural justice.
2. The Learned CIT(A) is erroneous in confirming the addition of Learned A.O. by applying the net profit rate of 6% on the total receipts in the assessment.
3. The statement of Learned CIT(A) is ambiguous.
4. The Learned CIT(A) has erred in ascertaining disallowable deduction/expenses.
5. The additions made are on the basis of conjecture and surmise.
6. That the order passed by the learned CIT(A) is against the law."

7. I have considered the submissions of ld. DR as regards the rejection of books of account. I find that the said finding of lower Revenue Authorities has not been assailed before me and, therefore, the only issue before me is regarding rate of net profit to be applied for determining the assessee's total income. The assessee had returned the net profit rate of 5.06% as against which AO has adopted a net profit rate of 6%. The assessee had relied on similar case of M/s Yadav Construction and Supplier wherein the net profit rate of 6% was reduced to 4.8% in appeal. The facts and circumstances of each case vary depending upon locational advantages/disadvantages, of supply of material /labour, infrastructure and so many other factors. Therefore, no thumb rule can be laid down in such cases. Considering the fact that assessee itself had disclosed NP rate of 5.06% and the findings of AO regarding non verification of expenses being not assailed by assessee, I consider it in the interest of justice to estimate the net profit rate at 5.25%, as I.T.A .No.552/Alld/2014 4 against 6% determined by lower revenue authorities I direct accordingly. In the result, ground no. 2 raised by the assessee is partly allowed.

8. As far as the issue regarding addition on account of miscellaneous income of Rs.70,000/- is concerned, I find that assessee had returned the miscellaneous income at Rs.63,446/- which was revised to Rs.70,000/- and the addition of Rs.6,554/- has been deleted by ld. CIT(A). Therefore, there is no reason to interfere with the findings of ld. CIT(A) on this ground.

9. As far as the next issue regarding addition of Rs.111551/- made in respect of provision of Income Tax Act is concerned I direct the AO to examine the assessee's contention regarding the same being not claimed as deduction or allowable expenditure in the profit and loss account. If the claim of assessee is found to be correct, then no addition is called for.

10. In the result, the assessee's appeal is partly allowed for statistical purposes.

Order pronounced in the open Court on 03/11/2015.

Sd/-

(S. V. MEHROTRA) ACCOUNTANT MEMBER Dated: 03/11/2015 *AK VERMA* Copy forwarded to:

1. Appellant I.T.A .No.552/Alld/2014 5
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT ASSISTANT REGISTRAR