Income Tax Appellate Tribunal - Chandigarh
Tara Health Foods Ltd.,Malerkotla vs Dcit, Ludhiana on 18 June, 2025
आयकर अपील य अ धकरण,च डीगढ़ यायपीठ, च डीगढ़
IN THE INCOME TAX APPELLATE TRIBUNAL
DIVISION BENCH, 'B' CHANDIGARH
BEFORE SHRI RAJPAL YADAV, VICE PRESIDENT AND
SHRI MANOJ KUMAR AGGARWAL, ACCOUNTANT MEMBER
आयकर अपील सं./ ITA No. 1036/CHD/2013 &
ITA 754/CHD/2017
नधारण वष / Assessment Year: 2010-11
M/s Tara Health Foods Ltd., Vs The DCIT,
Village Jitwal Kalan, Central Circle-1,
Tehsil - Malerkotla. Ludhiana.
थायी लेखा सं./PAN NO: AACCT3940R
अपीलाथ /Appellant यथ /Respondent
Assessee by : Shri Ashwani Kumar, CA and Ms.Deepali Aggarwal,CA
Revenue by : Smt. Kusum Bansal, CIT DR
Date of Hearing : 09.04.2025
Date of Pronouncement : 18.06.2025
HYBRID HEARING
ORDER
PER RAJ PAL YADAV, VP Both the se appeals are directed at the instance of the assessee against the separate orders of ld. CIT (Appeals) dated 26.08.2013 and 20.01. 2017 passed in assessm ent year 2010-
11.
2. As far as ITA No.754/Chandigarh/2017 is concerned, this is an appeal arising out of a penalty order dated ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 2 30.05.2015 passed u/s 271AAA of the Income Tax Act which has been upheld by the CIT (Appeals) on 20.01.2017. The other appeal is a quantum appeal arising out of an assessment order passed u/s 143(3) read with Section 153A of the Act.
3. First, we take the quantum appeal i.e. I TA No.1036/CHD/2013. The assessee has taken seven grounds of appeal, however, its gr ievance revolves around three fold of issues. In the f irst ground of appeal, assessee has pleaded that ld. CIT (Appeals) has erred in conf irm ing the deter mination of income at Rs.31,77, 60,505/- as against retur ned income of Rs.24,32,43,801/-. The first addition disputed in the income of the assessee is of a sum of Rs.7 Crores.
4. The brief facts of the case are that a search u/s 132 of the Income Tax Act was conducted at the business premises of M/s Tara Health Foods Ltd. On 12.10.2010. Accordingly, a notice u/s 153A was issued and ser ved upon the assessee. In response to the notice, assessee has filed its return of income on 21.09.2012 declaring total income of Rs.24,32, 43,800/-. ITA No.1036/CHD/2013 &
ITA 754/CHD/2017 A.Y.2010-11 3 The ld. AO has issued notices u/s 143(2) and 142(1) of the Incom e Tax Act. On scrutiny of the accounts, ld. AO has observed that during the course of search, at the factory at Jitwal Kalan, a loose paper inventorized as page No.3 of the Annexure A-2 was fo und. The contents of this page are repro duced by the AO on page No. 3 of the assessm ent order. In brief, the cont ents exhibit that assessee has advanced a sum of Rs.2 Crore, Rs.2 Crore and Rs.3 Crore on 20.12.2009, 22.12.2009 and 24.12.2009 in cash to M/s Muez Hest Process Tech (P) Ltd. This amount was received bac k in cas h in two instalments of Rs.3.5 Cr each on 22.02.2010 and 23.02.2010. The AO has asked the assessee to explain the purpose of the sam e and to how the same is accounted for in the books of accounts of the assessee. I n response to notice of AO, assessee contended that it is a loose paper, it does not relate to any transaction of its business. The DDIT (Investigation) Ludhiana called for information from t his company u/s 133(6) of the Act. The company had informed that it has neither received any cash from the assessee nor r epaid the same. It has no connection with this sum of Rs. 7 crores. Further, it ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 4 was submitted by the company that it has sold machiner y of Rs.1,07,88,565/- to the assessee in financial year 2007-08, 2008-09, 2009-10 and 2011-12. The value of this machinery was (Rs.20 lacs + Rs.86,45,000/-+ Rs.29,325/-+ Rs.1,14,240/-) = Rs.1.07 Cr. These machineries were sold in a period of four accounting years i.e. financial year 2007-08 to 2011-12. The assessee has produced Shri S.M.Jafar Hussain, Executive (Marketing) of M/s Muez Hest India Pvt. Ltd., Mumbai before the AO who has denied any connection with this paper.
4.1 The ld. AO did not accept the contention of the assessee and made an addition of Rs.7 Crore to the total income of the assessee.
5. Appeal to the CIT (Appeals), did not bring any relief to the assessee.
6. The ld. counsel for the assessee subm itted that there is no corroborative material recovered by the Revenue inspite of the search which could exhibit that it is an unaccounted transaction of the assessee. In other words, it is not ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 5 demonstrable by the Revenue whether assessee has acquired any machinery or asset for whic h the cash was paid or it was received by the assessee back. This was a loose computerized sheet lying in the papers, m ust be explored for some reason. The ld. counsel for the assessee further contended that the Departm ent has initiated penalty proceedings u/s 271D and 271E against M/s Muez Hest I ndia Pvt. Ltd. on the ground that this concern has accepted the loan in cash and returned the loan in cash. Those penalties have been deleted by the CIT (Appeals) and ITAT has upheld the order of the CIT (Appeals) in ITA No.6889 and 6890/Mum bai/2016. He has placed on page No. 50 of the Paper Book judgement of the ITAT dated 01.10.2018. He submitted that on the basis of mere loose paper, which does not have any nexus with the business of the assessee, addition ought to have not been made upon the assessee.
7. On the other hand, ld. DR contended that loose paper was found from the premises of the assessee, therefore, it is to be assumed that assessee has paid sum of Rs.7 Cr to the entity of Mumbai and received back the amount. It is unable ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 6 to explain t he source of such payment. In support of his contention, he relied upon judgement of Hon'ble Supreme Court in the case of S. Rudramuniyappa vs Com missioner of Incom e Tax reported in 75 taxmann.com 241.
8. We have duly considered the rival contentions and gone through the record. A perusal of the record would indicate that except a loose paper, no other corroborative material was found by the Revenue at the time of search. No doubt, it is a computerized sheet which does not have any signature of any person, but it has not been demonstrated by the assessee that narrations available on this page have actually been acted upon by the parties. The other connected party is M/s Meuz Hest India Pvt. Ltd. from whom assessee has been purchasing the machinery and it has made purc hases of machinery having value of Rs.1.07 Cr in last four year s. Thus, company has categorically denied any such transaction with it. It is not discernable whether it was a loan or it was some payment in connection with some transaction. The Department has carr ied out a search & s eizure operation upon the assessee, therefore, it could easily discover the connection of this loose ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 7 paper with any transaction, either unexplained investment in the machinery or anything else, but it could not collect any corroborative material from the assessee. The DDIT (Investigation) has called for the information from M/s Muez Hest Process Tech (P) Ltd. But that concern has specifically denied of any such transaction with it. It is also pertinent to note that Department presume existence of loan and repayment of loan in cash in the hands of M/s Muez Hest Process Tech (P) Ltd. but CIT (Appeals) has deleted levy of penalty u/s 271D and 271E of the Income Tax Act. The orders of the CIT (Appeals) have been upheld by the ITAT Mumbai Bench, whose copies are available on page No. 50 of the case- law Paper Book. Therefore, we are of the view that in the absence of any corroborative m aterial, it is difficult to draw an inference that any cas h was transmitted by the assessee to alleged M/s Muez Hest Process Tech (P) Ltd. and it has received back the cash. Therefore, we ar e of the vie w that this addition is not sustainable. Accordingly, we delete the addition.
ITA No.1036/CHD/2013 &
ITA 754/CHD/2017 A.Y.2010-11 8
9. In the next fold of grievance, assessee has raised an additional ground of appeal vide which it has been pleaded that approval granted u/s 153D by the Addl.CIT is not in accordance with law, hence assessment order is not sustainable. In support of his contention, he has relied upon following decisions :
Particulars S No
1. Judgement passed by Hon'ble Supreme Court in the case of Additional Commissioner of Income-tax v. Serajuddin and Co. [2024] 163 taxmann.com 118 (SC)
2. Judgement passed by Hon'ble High Court of Orrisa in the case of Additional Commissioner of Income-tax vs. Serajuddin and Co. [2023] 454 ITR 312 (Orrisa)
3. Judgement passed by Hon'ble Supreme Court in the case of Principal Commissioner of Income Tax v. Anuj Bansal [2024] 466 ITR 254 (SC)
4. Judgement passed by Hon'ble High Court of Delhi in the case of Principal Commissioner of Income Tax (Central)-2 v. Anuj Bansal [2024] 466 ITR 251 (Delhi)
5. Judgement passed by Hon'ble High Court of Delhi in the case of Principal Commissioner of Income v. MDLR Hotels (P.) Ltd [2024] 166 taxmann.com 327 (Delhi)
6. Judgement passed by Hon'ble High Court of Delhi in the case of Principal Commissioner of Income-tax v. Shiv Kumar Nayyar [2024] 163 taxmann.com 9 (Delhi)
7. Judgement passed by Hon'ble High Court of Allahabad in the case of Principal Commissioner of Income-tax v. Sapna Gupta [2023] 147 taxmann.com 288 (Allahabad)
8. Judgement passed by the Hon'ble High Court of Allahabad in the case of Principal Commissioner of Income-tax Vs. Siddarth Gupta [2023] 450 ITR 534 (Allahabad)
9. Judgement passed by the Hon'ble High Court of Allahabad in the case of Principal Commissioner of Income-tax Vs. Subodh Agarwal [2023] 149 taxmann.com 373
10. Decision of ITAT Chandigarh Bench in ITA Nos. 140 to 145/CHD/2024 dated 17.01.2025 ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 9
10. The ld. CIT DR, on the other hand, relied upon the orders of Revenue Authorities and he submitted that proper approval was granted to the assessee.
11. We have duly considered the rival contentions and gone through the record. The copy of the approval dated 25.03.2013 has been placed on recor d, which reads as under :
ITA No.1036/CHD/2013 &
ITA 754/CHD/2017 A.Y.2010-11 10 11.1 No doubt, the above communication does not disclose the m ind of Addl. CIT, but he has observed that necessary approval is being granted. In the cases relied upon by the assessee, it was demonstrated t hat large number of orders were forwarded to the Competent Authority for consideration whether approval u/s 153D is to be granted or not ? No such mat erial has been placed before us. The Hon'ble Court s are unanimous in their approach that if it is not humanly possible to go through the number of pages tr ansmitted by the AO and thereafter to decide whether approval is to be gr anted or not, then such an approval would be construed as a me chanical one. This detail is m issing in our case. A single assessment order running into six and a half pages was transmitted to the Addl. CIT on 22.03.2013 and aft er per usal of that assessment order, approval was granted on 25.03.2013. Thus, no benefit can be drawn from these judgements and in the absence of complete details, it is difficult f or us to record any finding which will be based on setting of facts and circumstances.
Since we have alr eady deleted the additions on merit, therefore, we do not deem it necessary to rem it this issue for ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 11 further examination and recording of factual backgrounds. Hence, this ground is rejected without adjudicating on mer it.
12. In the next fold of grievance, assessee has pleaded that ld. CIT (Appeals) has erred in confirming the disallowance of Rs.32,41,705/- out of deduction claimed by the assessee u/s 80IC. This issue has been discussed by the AO in paragraph No.2.1 which reads as under :
2.1 The reply of assessee has been considered and has no merit in it. The plea of assessee cannot be accepted that there are no common expenses. The expenses of salary of director & business promotion are directly related with the business of undertaking. So the proportionate expenses are to be considered for calculation of 80IC. Accordingly, these expenses are divided in the ratio of turnover of units.
And the amount of deduction to be disallowed comes to Rs. 32,41,705/-. The calculation of the same is as under:
Director's Remuneration 42,00,000/-
Audit Fees 1,40,000/-
Charity and Donation 60,500/-
Director's Travelling 15,208/-
IPO expenses 54,56,500/-
Gratuity 2,52,043/
Bonus 6,53,401/-
Leave with wages 3,85,807/-
Professional charges 8,74,063/-
Total Rs. 1,20,37,522/-
% of turnover of Sitarganj Unit in proportion to total turnover = 26.93% The expenses relating to Sitarganj Unit =12037522 x 26.93 % = 32,41,705/- ITA No.1036/CHD/2013 &
ITA 754/CHD/2017 A.Y.2010-11 12 Therefore, the deduction u/s 801C is reduced by Rs. 32,41,705/-. Penalty proceedings u/s 271 AAA for furnishing inaccurate particulars of income thereby resulting in concealment of income are initiated.
13. The appeal to the CIT (Appeals), did not bring any relief to the assessee.
14. With the assistance of ld. Representative, we have gone through the record carefully. We find that AO has not elaborated the issue whether assessee was maintaining separate accounts for the unit eligible for 80IC or not ? If yes, then how m uch expenses assessee has itself allocated. On a perusal of these details, we find that issue regarding Professional Charges, Grat uity, Charity and Donations, IPO Expenses has nothing to do for apportionment. These are fundamental expenses at the Head Office level. How they have impacted the overall working of a unit eligible for 80IC. The AO has nowher e discussed the reply of the assessee. It is pertinent to note that assessee has declared an incom e of Rs.24.32 Cr. This small apport ionm ent would not affect the assessee very materially but without specifying as to how this expenditure deserves to be allocated to 80IC unit, the AO should not have allocated in a sweeping manner. Som e of the ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 13 expenses considered by him has no relevancy with that unit, because these expenses are to be incurred at the Head Office, namely, Charity and Donations, Gratuity, Professional Charges. Therefore, we are of the view that ld. CIT (Appeals) ought to have not uphold this apportionment of expenditure for the purpose of 80IC deduction unless specifically pointed out as to how these expenses are relatable to that unit, which ought to have been exc luded while computing eligible prof it for grant of deduction u/s 80IC. Ther efore, we allow this fold of grievance and delete the disallowance made by the AO and confirmed by the ld. CIT (Appeals).
15. Now we take penalty appeal i.e. ITA No.754/CHD/2017. The penalty has been imposed qua the addition of Rs. 7 Crores and disallowance of proportionate expenses of Rs.32,41,705/- . Since we have deleted both the additions and therefore, there is no foundation to visit the assessee with penalty. The penalty is required to be computed on the quantum additions made to the total income of the assessee and such additions have been deleted by us. Consequently, no ITA No.1036/CHD/2013 & ITA 754/CHD/2017 A.Y.2010-11 14 penalty is im posable on the assessee. Accordingly, we allow this appeal and delete the penalty.
16. In the result, ITA No.1036/CHD/2013 is partly allowed, whereas ITA No. 754/CHD/2017 is allowed.
O r d e r p ro n o un ced o n 18 . 0 6. 2 02 5 .
Sd/- Sd/-
(MANOJ KUMAR AGGARWAL) (RAJPAL YADAV)
ACCOUNTANT MEMBER VICE PRESIDENT
"Poonam"
आदे श क त ल प अ े षत/ Copy of the order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. आयकर आयु त/ CIT
4. वभागीय त न ध, आयकर अपील य आ धकरण, च डीगढ़/ DR, ITAT, CHANDIGARH
5. गाड फाईल/ Guard File
आदे शानस
ु ार/ By order,
सहायक पंजीकार/ Assistant Registrar