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 16, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Sukhnandan Premi,, New Delhi vs Department Of Income Tax on 14 August, 2015

         IN THE INCOME TAX APPELLATE TRIBUNAL
              (DELHI BENCH 'G' : NEW DELHI)

      BEFORE SHRI J.S. REDDY, ACCOUNTANT MEMBER
                           and
          SHRI A.T. VARKEY, JUDICIAL MEMBER

                        ITA No.3611/Del./2010
                    (ASSESSMENT YEAR : 2005-06)

                        ITA No.3114/Del./2010
                    (ASSESSMENT YEAR : 2006-07)

ITO, Ward 27 (4),             vs.       Smt. Manjusha (Wife) and
New Delhi.                              Shri Sakeh Tayal (Son)
                                        Legal Heir of Late Shri
                                         Sukhnandan Premi,
                                        G - 176, Jail Road,
                                        Hari Nagar,
                                        New Delhi.
                                           (PAN : AANPP4723E)


                        ITA No.3700/Del./2010
                    (ASSESSMENT YEAR : 2005-06)

                           CO No.347/Del/2010
                       (in ITA No.3114/Del./2010)
                    (ASSESSMENT YEAR : 2006-07)

Smt. Manjusha (Wife) and vs.            ITO, Ward 27 (4), Shri
Shri Sakeh Tayal (Son),                 New Delhi.
Legal Heirs of Late Shri
 Sukhnandan Premi,
G - 176, Jail Road,
Hari Nagar,
New Delhi.
      (PAN : AANPP4723E)

     (APPELLANT)                              (RESPONDENT)
                                     2
                                             ITA Nos.3611-3114-3700/Del./2010
                                                          CO No.347/Del/2010

              ASSESSEE BY : S/Shri Salil Aggarwal and
                              Shailesh Gupta, Advocates
             REVENUE BY : Shri K.K. Jaiswal, Senior DR

                 Date of Hearing      : 16.07.2015
                 Date of Pronouncement : 14.08.2015

                               ORDER

PER A.T. VARKEY, JUDICIAL MEMBER :

These appeals filed by the revenue are directed against the order of the Commissioner of Income-tax (Appeals)-XXIV, New Delhi dated 26.05.2010 & 16.04.2010 for the assessment years 2005-06 & 2006-07 respectively. The assessee has also filed the appeal for assessment year 2005-06 and filed cross objection for the assessment year 2006-07.

2. First, we take up cross appeals for the assessment year 2005-06 (ITA Nos.3611/Del/2010 & 3700/Del./2010).

3. The grounds of appeal taken by the revenue read as under :-

"On the facts and Circumstances of the case, the Ld. CIT(A) erred in
1. deleting the addition of Rs. 50,50,000/- on account of undisclosed credit entry with savings bank account of Dena Bank;
2. deleting the addition of Rs. 13,00,000/- on account of undisclosed credit entry with saving bank account of Dena Bank;
3. deleting the addition of Rs.9,00,000/- being credit in the name of Shri S.S.H. Naqvi and Rs.5.90 lacs being credit entry in the name of Sheel Mehta on account of undisclosed credit entry with savings bank account of Dena Bank;
3
ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010
4. deleting the addition of Rs.12,42,000/- on account of addition of unexplained cash peak credit, Rs. 12,42,000/- cash deposit in savings bank account, Rs. 9,15,000/- in HSBC bank and Rs.15,20,000/- unexplained cash deposits in PNB bank account;
5. deleting the addition of Rs. 8,00,000/- on account of sale of property."

The appeal of the assessee raises the following effective grounds in the instant year :-

"1. That the Ld. CIT (A)-xxiv, New Delhi, erred on facts and in law in sustaining the addition of amount of Rs.10,00,000/- being credits in Bank Account of the assessee received through account payee cheques from assessee's daughters.
2. That the Ld. CIT (A)-XXIV, New Delhi, erred on facts and in law in not accepting cash deposit of Rs.10,00,000/- in Bank Account of the assessee from Cash available as per Cash Flow Statement being allegedly taken as marriage expenses incurred on assessee's daughter marriage purely on estimated basis over and above the amount of Rs.1,94,765/- shown by assessee as actually spent on marriage expenses."

4. Brief facts of the case are as follows :

The return of income was filed on 31.10.2005 at an income of Rs.4,04,020/-. The return was processed u/s 143(1) of the Income-tax Act, 1961 (hereinafter 'the Act') and notice u/s 143 (2)/ 142(1) along with questionnaire was issued to the assessee. During the course of assessment proceedings, the AO took note of the fact that the assessee purchased property at front portion of Ground Floor Flat of left side Building E - 23, Poorvi Marg, Vasant Vihar, New Dehli and his wife also purchased 4 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 property at Rear portion of Ground Floor Flat of left side Building E - 23, Poorvi Marg, Vasant Vihar, New Delhi from Shri Raj Saraogi and Manu Saroagi, R/o E-5, IInd Floor, Maharani Bagh, New Delhi for consideration of Rs.40 lakhs each and stamp duty of Rs.3,20,000/- each was paid. The AO observed that the assessee had no details regarding particulars of payment made by him; and regarding the source to purchase these properties other than what the assessee informed about a home loan from HSBC Bank for Rs.55 lakhs and Rs.25 lakhs. The AO observed that the assessee was maintaining the SB A/c No.1546 with Dena Bank, Hari Nagar, New Delhi as per the return of income filed by him. The assessee submitted details of his saving bank account no.1546 and the AO asked the Manager of Delhi Bank under section 133 (6) of the Act to give the statement of the same bank account. The AO observed that the credits/deposit in the account of the assessee as per Bank statement obtained from the Dena Bank was Rs.1,58,52,816/- whereas, in the bank statement submitted by the assessee, the total credits/deposits were of Rs.37,10,872.12. A comparison of the two statements showed a substantial difference and accordingly, the AO issued a show cause notice vide letter dated 06.12.2007 to explain the difference in total deposit/credit in the said bank account during the financial year ( 01.04.2004 to 31.03.2005) as per the statement submitted by the assessee and obtained 5 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 from the Bank. The AO provided a copy of the bank statement obtained from the Bank to the assessee and the assessee was asked to comply with the notice dated 06.12.2007 which remained uncomplied with. The AO observed that the assessee was maintaining a saving bank account with HSBC which he had not declared. The AO also called for the information u/s 133 (6) vide letter dated 06.12.2007 from HSBC regarding the home loan account maintained by the assessee and his wife jointly. The AO observed that assessee had made cash deposits of Rs.9,15,000/- (on different dates) in the HSBC saving bank account and the AO show-caused the assessee to explain the said cash deposits and as to why the same should not be added back to the income u/s 68 of the Act, but the said notice also remained uncomplied with. The AO also observed from the information of HSBC that the assessee and his wife, Ms/ Manjusha were maintaining Punjab National Bank loan account to which an amount of Rs.27 lakhs and Rs.28 lakhs were released. The AO asked the information from Punjab National Bank and found that the assessee was maintaining Home Loan account in his name and another account in his wife's name and one joint account also which were not declared by the assessee. The AO, after going through the details of the banks and other relevant material, made the following additions :-
6
ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010
(i) The AO held that keeping in the view the deposit/withdrawal of cash in the Dena Bank A/c 1546, the peak credit of Rs.12,42,000/- (as per cash flow statement given in AO's order) was found unexplained and added to the income of the assessee;
(ii) Further, the AO added the unexplained credit entries with Dena Bank of Rs.88,94,226/- and the details of the same were given vide a chart in his order;
(iii) The AO also asked the assessee to submit source of cash deposit of Rs.9,15,000/- on different intervals in HSBC account but the assessee had not filed any explanation in this regard and accordingly, made the addition to his income u/s 68 of the Act;

(iv) Further, the AO observed that there were cash credit entries of Rs.9 lakhs on 04.02.2005, Rs.5 lakhs on 05.02.2005 and Rs.1,20,000/- on 08.03.2005 in another joint bank account with Punjab National Bank, Hari Nagar, New Delhi and the assessee had not disclosed this bank account. Therefore, the AO observed that the peak cash credits in this account were unexplained and made an addition of Rs.15,20,000/- (Rs.9 lakhs + Rs.5 lakhs + Rs.1,20,000);

7

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010

(v) The AO observed, during the course of assessment proceedings, that assessee had filed only cash receipt in respect of sale of property bearing No.CB-133, Ring Road, Narain, New Delhi for Rs.8 lakhs from Shri Mangtu Ram Gujjar. The AO asked the assessee to furnish copy of sale deed vide questionnaire dated 16.11.2007 and assessee was also asked to produce confirmation from Shri Mangtu Ram for the purchase of the said property. The AO also issued summon u/s 131 to Shri Mangtu Ram on 16.120.2007 which received back unserved with the remarks that recipient is not there. The AO observed that the assessee had not filed any documentary evidence of his ownership prior to alleged sale of Rs.8 lakhs and held the alleged sale of the said property as income from undisclosed sources.

In view of the aforesaid additions, the AO made the assessment u/s 143 (3) at Rs.1,37,75,290/-.

5. Aggrieved, the assessee preferred an appeal to the first appellate authority. The CIT (A), after reproducing the order of the AO in his order, going through the written submissions filed by the assessee and the remand report of the AO, partly allowed the appeal as under :- 8

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 " Findings/ Decisions
5. The assessee moved application for admittance of additional evidence contending that the assessee was prevented by sufficient cause in not filing the same before the AO and the evidence go to the very root of the matter and have a direct and substantial bearing in determining the correct income and tax liability of the assessee for the year under consideration. The paper book containing various documents/submissions was forwarded to the AO for submissions of his comments. The AO objected admission of additional evidence vide his letter 11.11.2008 and 12.1l.2008 by stating various facts already mentioned in the assessment order. The AR placed reliance on the following judgments for admission of the additional evidence :-
1. Tara Devi Goenka v. CIT [(1980) 122 ITR 14(Cal)],
2. the facts of CIT vs. Babu Lal Jain [1989) 176 ITR 411, 413(MP)],
3. ITO vs. Sahebjadi Devi 205 Taxation 184 (Cal ITAT) (2007),
4. Shahrukh Khan vs DCIT 2007 13 SOT 61 (Mumbai ITAT),
5. CIT vs Poddar Swadesh Udyog (P) Ltd 295 ITR 252,
6. Badri Krishnamurthy and ACIT 208 Taxation 64 (Delhi ITAT),
7. Smt. Prabhavati S. Shah v. CIT, [(1998) 231 ITR 1, 9 (BOM)].

5.1 I have carefully considered the submissions made by the AR and the objections of the AO regarding admission of the additional evidence. I have gone through the above mentioned judgments. The AR has contended that the assessee was prevented by sufficient cause owing to illness of his relative. This fact was informed to the AO during the assessment proceedings. The appellant was representing his case before the AO as he has not engaged any tax expert/advisor/chartered accountant. Further, he has not done compliance in the 9 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 December 2007 as he was required to go out of station due to illness of his close relative/brother as evident from the case records. For an appellate authority, it is implicit in coming to a proper conclusion. It is for this reason that though the rules require new evidence to be admitted only where there is reason for the assessee for not being able to present such evidence before the AO. Here, on the facts and circumstances, I am convinced that the appellant has genuine reasons for non- compliance. Further, it is considered not only fair but justified, where the appellate authority itself considers such evidence necessary. Various courts have held that- where there is omission to submit part of documents as required 'by the AO, the appellate authority may not be justified merely by drawing an adverse inference against the assessee failing to furnish certain documentary evidences as it would amount to a punitive measure. The appellate authority may well undertake to make good such omission. Therefore; in the interest of natural justice and on the facts and circumstances of the case, additional evidence submitted by the assessee is admitted. 5.2 Later on the AO was also directed to make certain enquiries u/s 250(4) of the Act. The AO submitted the remand report vide letter dt. 08.02.2010, which is reproduced as under:

"At the outset, I strongly object for the admission of additional evidence as the assessee had been granted several opportunities to explain the credit entries in the bank account No. 1546 of Dena Bank. The assessee never at any stage submitted that he had taken unsecured loans or advances from any persons.
However on merits, as directed enquiries have been made in respect of the following unsecured loans :-
1. SILKY TAYAL Silky Tayal is daughter of assessee who gave interest free loan by way of transfer entry on 08.02.2005. In the account of said lady there was a cash deposit of Rs.3 Lacs on the same very date i.e. 08/2/2005 for which no satisfactory explanation tendered.
10

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010

2. SVETA Sveta is a daughter of the assessee who gave interest free loan of Rs. 7 Lacs from her bank account through transfer entry on 08.02.2005. On perusal of bank of said lady there was cash deposit of Rs. 10 Lacs on 02.02.2005 and Rs.2 Lacs on 08.02.2005 for which no satisfactory explanation tendered.

3. S.S.H. NAQWI Only the confirmed copy of account in the books of assessee was filed, no bank statement has been filed. Sh. S.S.H. Naqwi has stated that the transaction amounting to Rs.10,51,000/- carried with Sh. Sukhnandan Premi were totally interest free transactions. It is seen that the assessee returned the amount of Rs.10,51,000/- to Sh. Naqwi during the year itself. Hence no comments.

4. SH. SHEEL MEHTA & O.P. MEHTA In this regard notice u/s 133(6) issued to the property dealer namely M/s Perfect Properties, 47, Community Centre, Naraina Industrial Area, Phese-I, New Delhi who vide their reply dated 07.01.2010 (authorized signatory of M/s Perfect Properties) has stated that "I had arranged to lease the property No. B- 2, LSC, DDA Market, 1st Floor, Ring Road, Naraina Vihar, New Delhi belonging to S. N. Premi. The tenant Sh. Sheel Mehta had given advance of Rs.90 Lacs only to Sh. S.N. Pretni. However on enquiry Sh. S.N. Premi did not find the tenant suitable and therefore the amount of Rs.5.50 Lacs was refunded to the tenant. I have charged Rs.40,000/- by cash as my commission as per details given below:-

1. Rs. 15,000/- on 07.03.2005
2. Rs. 15,000/- on 10.03.2005
3. Rs. 10,000/- on 15.03.2005 TOTAL Rs. 40,000/-
11

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 It is verified that the amount of Rs.5.50 Lacs was returned to Sh. Sheel Mehta during the year. Hence no comments.

5. MANJUSHA It is submitted by the lady that Mr. S. N. Premi is my husband and having joint account in PNB and jointly held housing loan accounts. Repayment of housing loan is generally made by my husband and I only reimburse the amount to him. In general all transactions in the accounts are related to housing loan. This fact has been verified from the bank e/c of Ms. Manjusha.

6. PADMA BHANDARI The counsel of Padma Bhandari vide his reply dated 09.01.2010 stated that the assessee Mrs. Padma Bhandari passed away on 18.04.2008. The legal heir of the assessee is not much aware of specific information. The lady was assessed at PAN AARPBl131G with Circle 24(1), New Delhi. Copy of assessment order u/s 143(3) of the I. T. Act for A.Y. 2005-06 is enclosed. However a notice u/s 133(6) issued to HDFC Bank for calling Bank statement of Mrs. Padma Bhandari. On perusal of bank statement it is found that on the same very day when the lady had given cheques to the assessee, similar amount was received by the lady through cheques for which no possible explanation filed."

5.3 I have gone through the assessment order and the written submissions filed by the AR, I have perused the material on record. It has been noticed that the appellant has submitted the copy of bank account on 14.08.2007 through his covering letter (page 39 to 43 of the record). This bank statement contains the stamp of the concerned branch. It is an undisputed fact that this bank statement does not contain the true affairs of the transactions. When it was specifically asked for the purpose behind submission of such bank statement by the appellant; the appellant, in person has admitted before me that he has not given the bank statement referred by the AO as fabricated bank 12 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 statement in the assessment order. But this admission has never been brought before the AO during the assessment proceeding and or there after though the AO has referred it in his show cause notices. Hence, the AO's inference regarding submission of fabricated bank statement by the assessee has substance because why an assessing officer will put such documents on the record and call the explanation of the assessee. 5.4 The chart in respect of unexplained credit entries with Dena Bank Hari Nagar is as under:-

      Date                Details                     Amounts
                                                      (Rs.)
      25/08/2004          1546 TRF                    400000
      28/08/2004          1589 TRF                    250000
      13/11/2004          123248 cheque               900000
      13/11/2004          537873 cheque               5000
      17/11/2004          1589 TRF                    50000
      04/12/2004          28470 cheque                2550000
      16/12/2004          371127 cheque               2550000
      08/02/2005          12188 TRF                   300000
      08/02/2005          1589 TRF                    600000
      08/02/2005          9980 TRF                    700000
      05/03/2005          493120 cheque               590000
      07/03/2005          127223 cheque               49226
                                                      88,94,226


5.5 Total deposits through cheques and bank transfer in Dena Bank, Hari Nagar, account treated as unexplained deposits and thus income during the relevant: assessment year (AY) is Rs.88,94,226/- as mentioned in para 7 of the assessment order. All these credits are through cheques/transfer entry. All the transfer entries are from the bank accounts of the family members of the appellant (saving bank account number 1589, 12188 and 9980 of Smt Manjusha: Rs. 13.00 lakhs, Ms. Silky:

Rs. 3.00 lakhs and Ms. Sweta: Rs. 7.00 lakhs respectively in the same branch of Dena bank). Remaining credits are through cheques from Smt. Padma Bhandari: Rs.50,50,000/-, Shri S.S.H. NAQWI : Rs. 9.00 lakhs, Rent of the property : 13
ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 Rs.5,000/-, Shri Sheel Mehta: Rs.5,90,000/- and Income Tax Refund : Rs.49,226/-.
5.6 The credit of Rs. 50,50,000/- in the appellant's bank account has been explained as loan received through cheques by Smt. Padma Bhandari, now deceased. The AR submitted the details of assessment, PAN, etc to prove the existence and credit worthiness of Late Smt. Padma Bhandari and genuineness of the transactions. Even the AO, in his remand report, has not doubted the existence of Late Smt. Padma Bhandari. The AO's observation in the remand report is extracted as under for proper appreciation of the facts:
"The counsel of Padma Bhandari vide his reply dated 09.01.2010 stated that the assessee Mrs. Padma Bhandari passed away on 18.04.2008. The legal heir of the assessee is not much aware of specific information. The lady was assessed at PAN AARPBl131G with Circle 24(1), New Delhi. Copy of assessment order u/s 143(3) of the LT. Act for A. Y. 2005-06 is enclosed. However a notice u/s 133(6) issued to HDFC Bank for calling Bank statement of Mrs. Padma Bhandari. On perusal of bank statement it is found that on the same very day when the lady had given cheques to the assessee, similar amount was received by the lady through cheques for which no possible explanation filed."
5.6.1 At most, the AO has doubted the creditworthiness of Late Smt. Padma Bhandari in the remand report. The AR filed the confirmation of loan given by Shri Romesh Bhandari, legal heir of Smt. Padma Bhandari. It has been demonstrated that the credits appearing in the bank account of Smt. Padma Bhandari is nothing but the sale consideration of immovable property received by her. The page 217 of the assessment record shows that the appellant has submitted the details in this regard during the assessment proceedings, but failed to file the confirmation from the lender. The assessment of Late Smt. Padma Bhandari for AY 2005-06 was completed u/s 143(3) of the Act.

Therefore, it can not be ruled out that the bank accounts have not been examined the loan has been squared up/repaid during the year. Considering all facts and circumstances and various judicial pronouncements, I am of the considered view that this credit treated unexplained by the AO is not justified as all 14 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 conditions of the section 68 get fulfilled. The addition on this score is therefore, deleted. Accordingly, the appellant gets relief of Rs. 50,50,000/-.

5.7 The sum of Rs.13.00 lakhs credited in Dena bank is nothing but bank transfers from the accounts of Smt. Manjusha, w/o Shri S. N. Premi, the appellant. The AO has verified it during the remand proceedings. The relevant portion of the report is extracted as under:

"It is submitted by the lady that Mr. S.N. Premi is my husband and having joint account in PNB and jointly held housing loan accounts. Repayment of housing loan is generally made by my husband and I only reimburse the amount to him. In general all transactions in the accounts are related to housing loan. This fact has been verified from the bank a/c of Ms. Manjusha."

5.7.1 The page numbered 205-209 and 222 of the.9ssessment record show that the appellant has submitted the details in this regard during the assessment proceeding, but failed to file the confirmation from his wife, the lender. The lender is admitting the transactions, Considering all facts and circumstances and various judicial pronouncements, I am of the considered view that the credit of Rs.13,00 lakhs treated unexplained by the AO is not justified as all conditions of the section 68 get fulfilled, The addition on this score is therefore, deleted, Accordingly, the appellant gets relief of Rs.13,00,000/-.

5.8 The credits in respect of Shri S.S.H. NAQWI: Rs.9,00 Lakhs, Rent of the property: Rs.5,000/-, Shri Sheel Mehta:

Rs.5,90,000/- and Income Tax Refund: Rs. 49,226/- are also treated explained in view of the AR's submission, the AO's remand report and the fact that the rent of Rs. 5,000/- has already been taxed and income tax refund can not be treated as income; Further, the cheque of I.T. refund was debited as the cheque is barred by limitation. The credits relating to Shri S.S.H. NAQWI: Rs. 9,00 Lakhs and Shri Sheel Mehta:
Rs.5,90,000/- have been squared up/repaid during the year. These repayments also establish the fact that these are genuine. Considering all facts and circumstances and various judicial pronouncements, I am of the considered view that the credit of Rs.15,44,226/- treated unexplained by the AO is not justified as 15 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 all conditions of the section 68 get fulfilled. The addition on this score is therefore, deleted. Accordingly, the appellant gets relief of Rs.15,44,226/-.
5.9 The credits in respect of Ms. Silky: Rs. 3.00 lakhs and Ms. Sweta: Rs.7.00 lakhs appearing in the Dena bank account of the appellant, the AR submitted that these two are daughters of the appellant, who have given the sum out of the gifts received by them. The credit worthiness of these two persons was explained by submitting the salary certificates and FDRs maturity details, etc. But the fact is that the bank accounts through which these transfers came reveal that these two persons have issued cheques in favour of the appellant by depositing cash to the equal sum in their accounts. Thus the loans were not out of any earlier savings and or deposits.

Hence, the credit worthiness to the extent of cash deposits is not out of salary savings, FDRs, etc. Basically, it is from the gifts of Rs. 7.00 lakhs received by Ms. Silky and Ms. Sweta from Shri Pawan Kumar Jain and Smt. Pushpa Devi Jain w/o Shri Pawan Kumar Jain r/o 76/577, Kuli Bazar, Kanpur, UP (the donors have given Rs. 3.50 lakhs to each donee). In support of this the AR filed gift deeds, which are placed on the record. These gift deeds were dated 21.01.2005. These are not notarized documents but attested by the notary. These are not on stamp papers. The gifts are in cash. It is surprising to note that why the appellant has not submitted the copy of gift deeds before the AO when the AO has specifically asked to explain these credits. This raises doubts. Theses gift deeds show no acceptance of gifts by donees. The credit worthiness of donees was not filed to substantiate the genuineness of transactions as these two donors are not assessed to income tax and wealth tax. In case they are rich and not having taxable income then the huge cash along with other assets, viz: jewellary, cars, etc. might be chargeable to wealth tax.

5.9.1 I have carefully considered the observation of the AO, written submissions of the AR. The gift is nothing but credit in the lender's case. So the appellant has to establish the credit worthiness of lenders vis-a-vis the genuineness of the gifts received by his daughters. In the nutshell, under the prevailing circumstances, neither the donors are found to be a credible person having established source of income, known capacity of 16 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 making a gift; and further in the light of decision of Hon'ble Supreme Court in the case of P. Mohan Kala and observations to decide the issue in light of decision in the case of Sumati Dayal, it emerges that the lenders have no credit worthiness to advance loan to the assessee. The addition of Rs.10/00 lakhs made by the A.O. is thereby sustained.

6. The next issue is related with the cash deposits in various bank accounts. The peak of deposits in Dena bank, cash deposits in PNB and HSBC bank accounts have been treated unexplained and therefore, assessed as income. The source of over all incoming cash to substantiate the cash deposits in various bank accounts submitted by the AR is as under :

i. Sale of generator set and air conditioners : Rs.20,00,000/- ii. Sale of property situated at CB-133, Naraina for Rs.8,00,000/-
iii.    Rent receipts in cash                        : Rs.1,44,490/-
iv.     Receipt from Shri Ganpat Sharma              : Rs.2,50,000/-
v.      Opening cash in hand                         : Rs.31,500/-
vi.     Cash received from Smt. Manjusha w/o the appellant:Rs.4,87,500/-
vii.    Cash received from Shri S H H Naqvi          : Rs. 50,000/-
viii. Bank withdrawals from various bank accounts: Rs.38,43,500/- 6.1 The AR submitted the cash book/cash flow statement prepared on the basis of various cash transaction, which is on the record. The opening cash in hand and cash receipts during the year as specified above have been claimed to explain the cash deposits in bank accounts.
6.2 The generator and seven air conditioners were purchased from M/s Sukhbir Properties Private Limited on 19.01.2005 as evident from Purchase receipts placed at page 56 of the Paper Book (PB). The payments were done vide Ch. No. 165994 dated 15.11.2004 for Rs.10 lakhs and Ch.No.179655 dated 19-

1-2005 for Rs.10 lakhs drawn on Dena Bank Hari Nagar (PB 11 & 12 - Dena Bank Statement). Out of this, 7 ACs were sold for Rs.7.00 lakhs in cash to Satyam Furnishers on 01.02.2005. The cash receipt of the same duly confirmed by the buyer was filed at PB 57 with PAN of Sat yam Furnishers, proprietor: Shri Narander : ADRPN8017E. The DG set was sold for Rs. 13.00 lakhs in cash to Shivam Enterprises on 31st January 2005. The cash receipt of the same was filed at PB 58 duly confirmed by 17 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 the Shivam Enterprises: proprietor: Shri Mahender Kumar with his PAN: ADZPK0960B. The purchase of generator set and air conditioners are through cheques where as sale are in cash. The acquisition of these assets by the assessee gets established by the sale bill of the seller, M/s Sukhbir Properties Private Limited on 19.01.2005. Since these assets are not reflected in the statement of affairs of the assessee as on 31.03.2005, therefore, its sales can not be doubted as the appellant has shown all movable and immovable assets in his statement of affairs filed over the period including the relevant year. Therefore, the mode of receipt can also not be doubted unless proved other wise. The cash, received from the sale of the DG set and air conditioners, therefore, is held justified and explained. However, the AO may pass on this information to the concerned AOs of Shri Mahender Kumar PAN:

ADZPK0960B and Shri Narander PAN: ADRPN8017E for taking remedial action in their hands in accordance with the provisions of section 40A(3)/69C/69/69B of the Act as the case may be.
6.3 The cash received from the sale of the property at Naraina is not questionable as it has been shown in the return filed u/s 139 of the Act. The cash received from the sale of this asset, therefore, is held justified and explained. The details in this regard will be discussed in the subsequent para. 6.4 There is no dispute on the rent receipt in cash as it has been assessed as such. The appropriation of it through deposits in bank account is therefore, held justified.
6.5 In respect of cash receipt of Rs. 2.50 lakhs from Shri Ganpat Sharma, the appellant filed the copy of agreement for sale of roof rights in respect of Property at Jail Road, New Delhi. The AR filed the copy of PAN: ANXPS9651H and address of Vendee Mr. Ganpat Sharma. The cash receipt of Rs. 2,50,000/- is an advance (PB 83-86) for Sale of Roof Rights G- 176 Hari Nagar. Further, the appellant received Rs. 2,00,000/-

in AY 2006-2007. This sum of Rs. 2.00 lakhs has been accepted by the AO in the assessment order passed u/s 143(3) of the Act. Therefore, the cash receipt of Rs. 2.50 lakhs from Shri Ganpat Sharma in the relevant year is also accepted in view of AR's submission. The AO may pass on this information 18 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 to the concerned AO for taking .remedial action in the hands of Shri Ganpat Sharma in accordance with the provisions of section 40(ia)/40A(3)/69C/69/69B of the Act as the case may be.

6.6 In view of facts, statement of affairs as on 31.03.2004 of the appellant, the AO's remand report, bank withdrawals and the AR's submission, I am of the considered view that the incoming cash is not questionable in respect of followings:

i.     Opening cash in hand: Rs.31,500/-

ii.    Cash received from Smt. Manjusha w/o the appellant:
       Rs.4,87,500/-

iii. Cash received from Shri S H H Naqvi: Rs. 50,000/- iv. Bank withdrawals from various bank accounts:

Rs.38,43,500/-
6.6.1 The appropriation of these incoming cash as explained in the cash flow statement is purely mechanical when the house holds expenses and marriage expenses of the daughter of the appellant are considered during the relevant year. The total expenses/withdrawal for marriage i.e. Rs.1,94,765/-. The house hold expenses have to be subdivided into following sub-heads for proper estimation per annum in the case of the appellant:
house tax, water tax, electricity, telephone including mobiles, domestic help, food including milk, washing and washer man, common society security guard and sweeper, clothes, medical, charity, conveyance, entertainment including cable charges, news papers and magazines, miscellaneous not grouped above, etc, etc. After analyzing the house hold expenses in entirety and the cash savings/cash in hand with each individual, non uniformity of withdrawals and marriage expenses: engagement, ring ceremony, jewellery, cloth, food ing, reception, photography, videography, music, mehandi rasm, vehicle/conveyance, marriage venue place expenses, decoration and lights, barat accommodation, gifts, etc, etc, I am of the considered view that the total expenditure on this account can not be less than Rs.10.00 lakhs in addition to withdrawals for house hold and marriage expenses, which have been met out of 19 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 the above incoming cash. Therefore, the cash of Rs.10.00 lakhs shown to have been deposited out of above incoming cash is held unexplained. The bank deposit of Rs.10.00 lakhs therefore, in aggregate out of the total addition made under the head peak of deposits in Dena bank, cash deposits in PNB and HSBC bank accounts, is upheld. Accordingly, the appellant gets relief of Rs. 26,77,000/-.

7. Vide ground no. 7 the assessee has challenged addition of Rs. 8,00,000/- made by the AO on account of sale of property. The AO noted that the assessee was not able to establish the factum of sale of property. Relevant text of the AO's order is reproduced hereunder :-

"10. During the course of assessment proceedings assessee has filed receipt in respect of sale of property bearing No.CB - 133, Ring Road, Naraina, New Delhi sold for a consideration of Rs.8,00,000/- for which he has only furnished copy of cash receipt of Rs.8,00,000/- received from Sh Mangtu Ram Gujjar 5/0 Sh Balu Ram Gujier, R/o at present E-l, Gazipur, Dairy Farm, Gazipur, New Delhi for sale of property no. CB- 133, Ring Road, Naraina, New Delhi comprising of two Rooms, one hall, one latrine-bathroom. The assessee was asked to furnish copy of sale deed for sale of Property No CB-133, Ring Road, Naraina, New Delhi vide questionnaire dated 16/11/2007. Assessee was also asked to produce confirmation from Sh Mangtu Ram for the purchase of the said property. Summon u/s 131 was also issued to Sh Mangtu Ram on 16/10/2007 which received back unserved with postal authority remarks that receiptant is not there.
The assessee has not filed any documentary evidence of his ownership prior to alleged sale for Rs. 8,00,000/-, the cash proceeds has been utilised by the assessee for cash deposit- in bank Rs. 5,00,000/- 22/01/2005 and Rs. 3,00,000/- spent on purchase of another property. The alleged sale of above property is treated as income from undisclosed sources."

7.1 The AR's submission in this regard is reproduced as under:

20

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 • The assessee duly filed the receipt during the course of assessment at PN 44 of the assessment record in respect of sale of property bearing No. CB-133, Ring Road, Naraina, New Delhi sold to Sh. Mangtu Ram Gujjar for a consideration of Rs.

8 lacs.

• The addition was made as the assessee failed to provide documentary evidence of his ownership prior to alleged sale ignoring the fact that the said property was duly been disclosed by the assessee in his statement of affairs of the last year i. e. A Y 2003-2004 & AY 2004-2005, copies of the same are at PB 72 & 73 showing the cost of the Property at Rs. 7,86,600/-. • The other documentary evidences could not be produced during the course of assessment as the assessee was not able to locate the same. These evidences of Purchase and Sale of this property are at PB 63-86 of the Paper Book.

• Property No. CB-133 Naraina was shown in the assessee's Income Tax return for last several years at Rs. 7,86,000/- (PB 70-75) and. The said property was purchased by the assessee in 1980 at Rs. 48000/- (PB 63-69) and with subsequent improvements the cost in assessee's Statement of Affairs as on 31.3.2004 was Rs. 7,86,000/- as duly filed with his ITR for AY 2004-2005 (PB 70-75). Copy of documents regarding Purchase of said property is at PB 63-69. Copy of sale documents regarding the sale of said Property are at PB 76-

82. Computation of Long Term Capital Loss on sale of said Property is at PB 115. The said Property is sold to Mr. Mangtu Ram Gujjar at Rs.8,00,000/- in cash.

7.2 I have carefully considered the facts of the case and the submission of the appellant in this regard. The property under reference has been shown transferred out in the details annexed with the return. This property found mentioned in the statement of affairs of earlier years but not in the statement of affairs filed along with the return of the relevant year. The buyer of the property was the tenet of the assessee. After the sale, this property was acquired by the Defence. Maximum, capital gains derived on the transfer of this property should be assessed in the hands of the appellant. The total sale of the property, even 21 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 undisclosed can not be taxed in the hands of the appellant in the relevant year. In case the investment in the property, if unexplained, should be taxed in the year of purchase, which is not the relevant year. It is also surprise to note that the sale consideration in cash claimed to have been deposited in the bank has been taxed as such as unexplained cash deposit in bank and again as sale consideration. This double addition, even in extreme circumstances, can not be called for. The addition is therefore, deleted. The appellant therefore, gets consequential relief of Rs. 8.00 lakhs."

6. Ground Nos.1, 2 & 3 of the revenue's appeal and ground no.1 of assessee's appeal relates to the deletion of addition of Rs.78,40,000/- (Rs.50,50,000/- + Rs.13,00,000/- + Rs.9,00,000/- + Rs.5,90,000/- = Rs.78,40,000/-) and the ground no.1 of the assessee challenges the sustenance of the addition of Rs.10 lacs.

7. We find that the assessee before the AO had produced a bank statement through a covering letter dated 14.08.2007 of Dena Bank. The AO took the bank statement from the concerned branch of the Dena Bank and he found that there was discrepancy in the bank statement filed by the assessee and which was provided by the bank authorities. We find that the AO has added the unexplained credit entries with the Dena Bank to the tune of Rs.88,94,266/- as addition to the total income of the assessee. The first appellate authority has observed that AO's inference regarding the assessee filing fabricated bank statement is correct. On merits, the AO took note that all the credits from 25.08.2004 to 07.03.2005 are through 22 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 cheques/transfer entries. He also took note of the fact that an amount of Rs.23 lakhs are transfer entries from the bank accounts of the family members of the assessee who were his wife and daughters who were having account in the same branch of the Dena Bank. The remaining credits were through cheques from Smt. Padma Bhandari of Rs.50,50,000/- , Shri S.S.H. Naqwi of Rs.9 lakhs, rent of the property Rs.5,000/-, Shri Sheel Mehta of Rs.5,90,000/- and income-tax refund of Rs.49,226/-. 7.1 In respect to the credit of Rs.50,50,000/-, we find that the CIT (A) has called for the remand report which has been reproduced (supra in para 5.6 of the CIT (A)'s order) wherein, the AO had stated that the said Smt. Padma Bhandari has passed away on 18.04.2008 and the legal heirs of the assessee are not aware of this particular specific information. The AO's suspicion is only based on the fact that on the day the lady has given cheques to the assessee, similar amount was received by the lady on the same day through cheques for which no possible explanation was filed by the assessee. Other than the said observation of the AO, there was nothing to challenge the identity of the lender. The ld. CIT (A) has stated that the assessment of late Smt. Padma Bhandari was completed for AY 2005-06 u/s 143 (3) of the Act and has stated that credits appearing in the bank account of Smt. Padma Bhandari were from the sale consideration of an immovable property, therefore, just because confirmation was not given in 23 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 respect to lending of this amount which has been repaid during the year, cannot be said to be undisclosed income of the assessee and, therefore, rightly deleted by the ld. CIT (A) which does not require any interference from our side. Therefore, the revenue's ground no.1 stands dismissed. 7.2 Ground No.2 deals with the addition of Rs.13 lakhs on account of undisclosed credit entry from saving bank account of Dena Bank. The ld. CIT (A) has deleted the same since the amount has been credited by bank transfer from the account of the wife of the assessee. In the remand report of the AO which is reproduced in para 5.7 of the CIT (A)'s order (supra), the AO has not made any adverse observation against the transfer of the amount into the account of the assessee. The CIT (A) notes that just because the wife did not file the confirmation of lending the said amount, cannot be the ground to make the addition as income from undisclosed sources when the fact is that Smt. Manjusha (assessee's wife) herself has admitted about the transaction. In the said facts and circumstances of the case, we do not find any merit in the appeal of the revenue on this ground and we uphold the decision of the ld. CIT (A) on this issue and dismiss ground no.2 of revenue's appeal.

7.3 Ground No.3 of revenue's appeal is against deleting addition of Rs.9 lacs being credit entry in the name of Shri S.S.H. Naqwi and Rs.5,90,000/- being credit entry in the name of Shri Sheel Mehta. We find that the CIT 24 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 (A) has called for the remand report which has been extracted in para 5.2.3 and 5.2.4 (supra) wherein the AO has said in respect to Shri S.S.H. Naqwi that the said person had transacted an amount of Rs.10,51,000/- to the assessee as interest free transaction and the assessee had returned the amount of Rs.10,51,000/- during the relevant assessment year itself, so the AO had no other adverse comments about the said issue. In the light of the said remand report, the ld. CIT (A) has found that the said amount has been an interest free loan by Shri S.S.H. Naqwi to the assessee and the said amount borrowed has been repaid by the assessee also during the year under consideration, therefore, the transactions are genuine and so he directed to delete the same. Likewise, in the case of Shri Sheel Mehta too, an amount of Rs.5,90,000/- was said to have been given as an advance and the said Shri Sheel Mehta was the tenant of the assessee and has given an advance for the said property. The AO took note of the fact that the said Shri Sheel Mehta later on changed his mind and did not want the property, so the amount of Rs.40,000/- was taken as commission and the balance amount of Rs.5,50,000/- was paid back to Shri Sheel Mehta during the same year. In the remand report, the AO had expressed his satisfaction about the repayment of the said advance taken from Shri Sheel Mehta. In the light of the said facts, the CIT (A) has held that the transactions of both the persons were genuine and, therefore, the amount which was credited in 25 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 assessee's account cannot be termed as income from undisclosed sources and therefore, rightly deleted the said addition. Accordingly, we confirm the action of the ld. CIT (A) and dismiss the ground no.3 of the revenue's appeal.

7.4 Ground No.1 of the assessee's appeal is relating to sustenance of addition of an amount of Rs.10 lakhs which was credited to the assessee's account by account payee cheques from the assessee's daughters. We find that an amount of Rs.3 lakhs was deposited by Ms. Silky Tayal and an amount of Rs.7 lakhs was deposited by Ms. Sveta who were account holders of the same branch of Dena Bank. The ld. CIT (A) has called for the remand report wherein the AO has taken note of the fact that in Silky's case, the interest free loan was given by transfer entry on 08.02.2005. However, he takes note that there was a cash deposit of Rs.3 lakhs on the same very date i.e. 08.02.2005 for which no satisfactory explanation was tendered by Ms. Silky or assessee. Before the ld. CIT (A), it was contended by the assessee that the amount of Rs.3 lakhs and Rs.7 lakhs were given as gift. The said gift deeds dated 21.01.2005 were not believed by the CIT (A) because they were neither notarized nor it were on the stamp paper and the CIT (A) wondered why the assessee could not produce the said documents before the AO. Therefore, the ld. CIT (A) did not accept the explanation of the assessee that the daughters received the 26 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 gift deeds from Shri Pawan Kumar Jain and Smt. Pushpa Devi Jain (donors). Before us, it was contended by the ld. AR that the donors were none other than the grand-parents of the donee. Therefore, according to him, the ld. CIT (A) or the AO should not have brushed aside the fact that grand-parents giving a gift to the grand-daughters is not unusual fact. On the other hand, the ld. DR questioned the creditworthiness of the donors, which according to him, has not been proved by the assessee, so the addition was made. We have heard both the parties and we find that this issue of gift, which is being contended by the assessee, as obtained as a gift to grand-daughters from grand-parents, who in turn has transferred the same to the father (assessee) needs to be de novo considered by the AO. Therefore, we set aside the order of the CIT (A) on this issue and remand the matter back to the file of the AO for de novo consideration of this issue.

8. Ground No.4 of the revenue's appeal is against the deletion of addition of Rs12,42,000/- on account of addition of unexplained cash peak credit in Saving Bank account from Dena Bank, Rs.9,15,000/- in HSBC Bank account and Rs.15,20,000/- as unexplained cash deposit in PNB Bank account (i.e. total Rs.36,77,000/-) and ground no.5 is against deletion of Rs.8 lakhs on account of sale of property and ground no.2 of assessee's appeal is against the sustenance of addition of Rs.10 lacs. 27

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010

9. The ld. CIT (A) has taken note that the AO has taken the peak of deposits in Dena Bank and cash deposits in PNB & HSBC Bank as unexplained and added to the income of the assessee. Before the ld. CIT (A), in order to substantiate the source of the cash which was deposited in assessee's various accounts, the following was furnished before him :-

i. Sale of generator set and air conditioners : Rs.20,00,000/- ii. Sale of property situated at CB-133, Naraina for Rs.8,00,000/-
      iii.    Rent receipts in cash                        : Rs.1,44,490/-
      iv.     Receipt from Shri Ganpat Sharma              : Rs.2,50,000/-
      v.      Opening cash in hand                         : Rs.31,500/-
      vi.     Cash received from Smt. Manjusha w/o the appellant:Rs.4,87,500/-
      vii.    Cash received from Shri S H H Naqvi          : Rs. 50,000/-
viii. Bank withdrawals from various bank accounts: Rs.38,43,500/- The CIT (A) took note of the fact that the assessee had submitted the cash book and cash flow statement which has been prepared on the basis of various cash transactions and was placed on record. Before the CIT (A), the assessee had contended that opening cash in hand and cash receipts during the year have been claimed to explain the cash deposits in the bank account. The ld. CIT (A) has taken note of the fact that the assessee had purchased a generator and seven air conditioners from M/s. Sukhbir Properties Private Limited on 19.01.2005 (purchase receipts placed at page 56 of the PB) as noted by the CIT (A). The ld. CIT (A) took note of the fact that the said transaction was by cheque no.165994 dated 15.11.2004 for Rs.10 lakhs and cheque no.179655 dated 19.01.2005 for Rs.10 lakhs drawn on Dena Bank, Hari Nagar (PB pg. 11 & 12- Dena Bank Statement). 28

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 Out of these seven air-conditioners which were purchased, the CIT (A) notes that the same had been sold for Rs.7 lakhs to in cash to M/s. Satyam Furnishers on 01.02.2005 and the cash receipt of the same was confirmed by the buyer which was placed at PB 57 with PAN of M/s. Satyam Furnishers, Proprietor, Shri Narander. The CIT (A) took note of the fact that DG set was sold by the assessee for Rs.13 lakhs in cash to Shivam Enterprises on 31.01.2005 and the cash receipt for the same was filed at PB pg. 58 which was also confirmed by Shivam Enterprises whose PAN has also been furnished. The CIT (A) took note that the purchases of DG set and air-conditioners were through cheques whereas the sale of the said goods were by cash. The ld. CIT (A) took note of the fact that since the sales had taken place on 19.01.2005 and these goods/assets are not reflected in the statement of affairs of the assessee as on 31.03.2005, therefore, he does not doubt the sales and mode of receipt as claimed by the assessee and so he held that there was no justification to hold that the said entries in the account are unexplained and he believed that by the said transaction, an amount of Rs.20 lakhs of cash was deposited in assessee's account. Ld. DR could not furnish any material before us to controvert the said finding of the ld. CIT (A). In the absence of any other material to contradict the said transactions made by the assessee, we are inclined to uphold the finding of the CIT (A) that Rs.20 lakhs cash deposited in the 29 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 assessee's account stands explained and cannot be termed as undisclosed income from unknown sources.

9.1 The AO has not accepted the source of Rs.8 lakhs which the assessee claimed to have earned by sale of property which he had shown in his return of income. The AO has stated that the property bearing no.CB- 133, Naraina was sold for a consideration foRs.8 lacs for which, according to the AO, the assessee had only produced copy of cash receipt for the said sum received from Shri Mangtu Ram Gujjar along with his address for sale of the said property comprising of two rooms with attached bath and one hall. The AO has made the addition on the sole ground that the sale deed copy was not produced and the summons sent to Shri Mangtu Ram Gujjar (purchaser) had come with postal remark that "the recipient is not there"

and also on the ground that the assessee had failed to produce any documentary evidence of his ownership prior to the alleged sale of the said property for the cash receipt of Rs.8 lakhs. During the appellate proceedings before the CIT (A), the assessee brought to the notice of the ld. CIT (A) that this property was purchased by the assessee in the year 1980 at Rs.48,000/- ( paper book 63 - 69) and the same was reflected in the income-tax returns for the last several years at Rs.7,86,000/- after subsequent improvements made on the said property dated 31.03.2004. Taking note of the said facts, the ld. CIT (A) has found that the property in 30 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 question was bought by the tenant of the assessee and the said property has now been acquired by the Defence. The ld. CIT (A) rightly noted that total cost of the property cannot be taxed at the hands of the assessee in the relevant assessment year and in case, investment in the property is unexplained should be taxed in the year of purchase which is not the relevant assessment year. The ld. CIT (A) wondered as to how the sale consideration in cash, claimed to have been deposited in the bank has been taxed as such as unexplained cash-deposit in bank and again as sale consideration, which amounts to double addition and he frowned upon this practice and thus ordered deletion of Rs.8 lakhs, which, according to us, is valid because on assumptions and presumptions the AO has taken the view that the sale consideration of the said property is unexplained income of the assessee and has made the addition. The ld. DR could not controvert the factual findings recorded by the ld. CIT (A). In such a scenario, we uphold the order of the CIT (A) and we confirm the same. The addition of Rs.8 lakhs deleting the addition is upheld.
9.2 The AO has not accepted the source of Rs.2,50,000/- which the assessee claimed to have earned by sale of roof rights in respect of property at Jail Road, New Delhi. Though the copy of the agreement of sale was furnished along with the PAN of the vendee, Shri Ganpat Sharma and the cash receipt of Rs.2,50,000/- which was made in advance for sale 31 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 of the roof rights of G-176, Hari Nagar was not accepted by the AO. The assessee brought before the notice of the first appellate authority that the assessee had received Rs.2,50,000/- in assessment year 2006-07 which has been accepted by the AO in the assessment order passed u/s 143 (3) of the Act. The ld. CIT (A) taking note of the fact that when the AO has accepted the source of Rs.2,50,000/- in the subsequent year as advance for the roof rights of the property at Jail Road, New Delhi and there was no justification in not accepting the source of this Rs.2,50,000/- from the sale of the roof rights of the aforesaid property which he had sold in the relevant A.Y. Taking this fact into consideration, the ld. CIT (A) had deleted the said addition. We find that the ld. DR could not controvert this factual aspect that has been brought out in the impugned order. In such a scenario, we have no other option but to uphold the order of the ld. CIT (A). Thus, we confirm the deletion of addition of Rs.2,50,000/-.

9.3 The source of income from the rent has also been brought to the notice of the ld. CIT (A) that Rs.1,44,490/- has also been found to be accepted. Therefore, by doing so, the ld. CIT (A) has accepted the source of income of Rs.20 lacs on account of sale of DG set and air-conditioners found explained, Rs.2,50,000/- on account of sale of roof rights and rent of Rs.1,44,490/- also found explained, and sale of property of Rs.8 lacs, 32 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 therefore the assessee's cash of Rs.31,94,490/-stands explained by the assessee.

9.4 However, we find that the ld. CIT (A) had, in para 6.6 of his impugned order, taken note of the statement of affairs as on 31.03.2004 of the assessee, the AO's remand report, bank withdrawals and other evidences brought to his notice and accepted the incoming cash as not questionable in respect of the following :-

      (i)     Opening cash in hand                              : Rs.31,500/-

      (ii)    Cash received from Smt. Manjusha w/o the appellant: Rs.4,87,500/-

      (iii)   Cash received from Shri S H H Naqvi               : Rs.50,000/-

      (iv)    Bank withdrawals from various bank accounts       : Rs.38,43,500/-


The ld. CIT (A) was not satisfied with the appropriation of this incoming cash as explained in the cash flow statement. He pointed out that the assessee has appropriated an amount of Rs.1,94,765/- as total expenses for the marriage of his daughter which has not been found to be palatable to him. The ld. CIT (A) observed that the house hold expenses have to be subdivided into sub-heads i.e. house tax, water tax, electricity, telephone including mobiles, domestic help, food including milk, washing and washer man, common society security guard and sweeper, clothes, medical, charity, conveyance, entertainment including cable charges, news papers and magazines, miscellaneous not grouped above, etc, etc., for 33 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 proper estimation per annum in the case of the assessee. Ld. CIT (A), after analyzing the house hold expenses in entirety and the cash savings/cash in hand with each individual, non uniformity of withdrawals and marriage expenses/engagement, ring ceremony, jewellery, cloth, fooding, reception, photography, videography, music, mehandi rasm, vehicle/conveyance, marriage venue place expenses, decoration and lights, barat accommodation, gifts, etc, etc, was of the view that the total expenditure on this account can not be less than Rs.10 lakhs in addition to withdrawals for house hold and marriage expenses, which had been met out of the above incoming cash. Therefore, he held that the cash of Rs.10 lakhs shown to have been deposited out of above incoming cash to be unexplained. Accordingly, the ld. CIT (A) made the bank deposit of Rs.10 lakhs in aggregate out of the total addition under the head peak of deposits in Dena bank, cash deposits in PNB and HSBC bank accounts and the assessee got a relief of Rs. 26,77,000/- from the impugned order. 9.5 From the aforesaid order of the ld. CIT (A) of sustenance of Rs.10 lacs, we find that he has given a relief of Rs.26,77,000/- out of Rs.36,77,000/- of peak credit added from bank accounts of Dena Bank, HSBC and PNB. However, we find that the ld. CIT (A) has accepted the claim of the assessee that he had received Rs.20 lakhs from the sale of DG set and air-conditioners, Rs.8 lakhs from sale of property and rent of 34 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 Rs.1,44,490/-, sale of roof rights of Rs.2,50,000/-, thus amounting to Rs.31,94,490/-. Therefore, once he has accepted the cash of Rs.31,94,490/- which has come into the bank accounts of the assessee, then maximum sustenance that can be made to the difference of Rs.36,77,000/- minus Rs.31,94,490 i.e. Rs.4,82,510/-. The total expenses/ withdrawals of March as per the cash flow statement submitted by the assessee is only Rs.1,94,765/- for marriage expenses of his daughter, which, according to us, is also abysmal low figure when considering the assessee's income, status and business which he undertakes. Therefore, the amount of Rs.4,82,510/- would be a reasonable amount to be sustained. Thus, the assessee's ground no.2 is partly allowed.

10. In the result, the appeal of the revenue for the assessment year 2005- 06 is dismissed and the appeal of the assessee for the assessment year 2005-06 is partly allowed for statistical purposes.

11. Now, we take up revenue's appeal (ITA No.3114/Del/2010) and cross objection of the assessee (CO No.347/Del/2010) for assessment year 2006-07.

12. The ground of the revenue's appeal is against the deletion of addition of Rs.72,50,000/- without invoking the provisions of Rule 46A of the Income-tax Rules, 1962 (hereinafter 'the Act') and the assessee in the cross appeal has challenged the sustenance of addition of Rs.1 lakh. 35

ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010

13. Brief facts of the case are that the assessee returned the income of Rs.3,04,172/-. The matter was taken up in scrutiny. The AO found that the assessee derived income mainly from house property. During the relevant assessment year, the AO found that some credits/debits in his bank accounts and the AO was not satisfied with the explanation given by the assessee and added Rs.1 lakh on cash deposits in the bank account and Rs.72,50,000/- claimed to have been received as an advance from Vivek Titus against agreement to sale of property as income from undisclosed sources and total income of the assessee was computed to be Rs.76,54,170/- in place of the assessee's returned income of Rs.3,04,172/-. Aggrieved by the said order of the AO, the assessee preferred an appeal before the CIT (A) who was pleased to give part relief to the assessee by deleting the addition to the tune of Rs.72,50,000/-. Against the same, the revenue is in appeal before us.

14. The ld. CIT (A) has sustained the addition of Rs.1 lakh as unexplained cash deposit and against the same, the assessee is in cross appeal before us.

15. The revenue is aggrieved by the order of the ld. CIT (A) because he has admitted certain documents for the first time before the appellate authority and the ld. CIT (A) has not followed the Rules prescribed under Rule 46A of the Act i.e. he did not give an opportunity to the AO to make 36 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 his observations on the documents filed before the ld.CIT (A) which action according to revenue has vitiated the impugned order; and the ld. DR took our attention to page no.2 of the impugned order of the CIT (A) wherein the CIT (A) has taken note that the appellant/assessee has submitted copy of the following documents in support of his claim :-

      (i)     Copy of balance sheet as on 31.03.2006.
      (ii)    Copy of sale deed in respect of sale of above noted property.
      (iii)   Copy of PAN of Mr. Vivek Titus
      (iv)    Copy of cash flow HSBC Bank Account in assessee's books
      (v)     Copy of the bank statement reflecting the amount deposited of
              Rs.1,00,000/- dated 15th June, 2005
      (vi)    Copy of cash flow statement filed before the AO to

demonstrate than Rs.1 lakh of cash was available with the assessee during the year.

Taking these evidences into consideration, we find that the CIT(A) has believed the claim of assessee that the property situated at E-24, Poorvi Marg, Vasant Vihar, New Delhi was sold by the assessee to Shri Vivek Titus and the property was finally sold on 12.06.2006 i.e. assessment year 2007-08. Therefore, the amount of Rs.72,50,000/- which is remitted in the account of the assessee and claimed by the assessee should have been the advance for the said property, has been accepted by the ld. CIT (A). The ld. CIT (A) has come to the conclusion based on the evidences which had been for the first time produced before him as stated above. So we find force in the submission of the ld. DR that these documents should have been sent to the AO for seeking the remand report as prescribed under 37 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 Rule 46A of the Rules. The ld. AR does not have any objection if we send the matter back to the file of the AO for verification. In the light of the above, we are inclined to set aside the order of the CIT (A) and remit the matter back to the AO for fresh consideration taking the evidences which had been submitted before the CIT (A) after providing assessee an opportunity of being heard. It is ordered accordingly.

16. As regards the addition of Rs.1 lakh u/s 68 of the Act, the AO observed that the assessee had deposited cash of Rs.1 lakh on 15.06.2005 in his saving bank account maintained with HSBC. The ld. CIT (A) have stated in the impugned order that he has perused the bank account and found that there is such deposit in the bank account and he has gone through the cash book submitted by the assessee during the course of the appellate proceedings. The ld. CIT (A) took note of the fact that the assessee had cash in hand amounting to Rs.1,83,338/- on 07.06.2005 (Rs.1,98,338/- - Rs.15,000/-). After the same, next entry is dated 18.06.2005 regarding cash deposit of Rs.35,000/- in HSBC. So, the ld. CIT (A) agreed with the AO that the deposit of cash amounting to Rs.1 lakh on 15.06.2005 is unexplained and he confirmed the addition u/s 69 of the Act. We find that from the cash flow statement filed by the assessee before the authorities below that on 15.06.2005, cash in hand as per cash book was more than Rs.1 lakh between 07.06.2005 and 18.06.2005. In 38 ITA Nos.3611-3114-3700/Del./2010 CO No.347/Del/2010 that case, if the assessee has not made any entry in his cash book does not mean that the amount deposited in the bank account can be termed as unexplained income of the assessee. Since the matter is being set aside and sent back to the AO for fresh adjudication for the sole ground of the revenue, we are of the opinion that this matter also be remitted back to the file of the AO for fresh adjudication. Therefore, we set aside the order of the CIT (A) and remand the matter back to the AO for de novo assessment. Needless to say, an opportunity of being heard should be provided to the assessee.

17. In the result, the appeal of the revenue and the cross objection of the assessee for the assessment year 2006-07 are allowed for statistical purposes.

18. To sum up : the appeal of the revenue for the assessment year 2005- 06 is dismissed and the appeal of the assessee for the assessment year 2005-06 is partly allowed for statistical purposes; and the appeal of the revenue and the cross objection of the assessee for the assessment year 2006-07 are allowed for statistical purposes.

Order pronounced in open court on this 14th day of August, 2015.

                   Sd/-                                   sd/-
            (J.S. REDDY)                           (A.T. VARKEY)
        ACCOUNTANT MEMBER                        JUDICIAL MEMBER

Dated the 14th day of August, 2015/TS
                                 39
                                     ITA Nos.3611-3114-3700/Del./2010
                                                  CO No.347/Del/2010




Copy forwarded to:

     1.Appellant
     2.Respondent
     3.CIT
     4.CIT(A)-XXX, New Delhi.
     5.CIT(ITAT), New Delhi.
                                                       AR, ITAT
                                                    NEW DELHI.