Income Tax Appellate Tribunal - Kolkata
Seikh Nizamuddin, Purba Medinipur vs Acit, Circle-27,Haldia, Haldia on 2 August, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL "B", BENCH KOLKATA BEFORE SHRI A. T. VARKEY, JM &DR. A.L.SAINI, AM आयकरअपीलसं./ITA No.1887/Kol/2017 ( नधारणवष / Assessment Year:2010-11) Seikh Nizamuddin Vs. ACIT, Circle-27, Haldia P.O. Rambag, Mahishadal Dist. Purba Medinipur-721628 थायीले खासं . /जीआइआरसं . /PAN/GIR No.: ABKPN 1798 H (Assessee) .. (Revenue) Assessee by :Shri S.K. Tulsiyan, Adv.
Respondent by : Shri Robin Choudhury, Addl. CIT Sr. DR सुनवाईक तार ख/ Date of Hearing : 19/06/2019 घोषणाक तार ख/Date of Pronouncement : 02/08/2019 आदे श / O R D E R Per Dr. A. L. Saini:
The captioned appeal filed by the Assessee, pertaining to assessment year 2010-11, is directed against the order passed by the Commissioner of Income Tax (Appeal)-7, Kolkata, which in turn arises out of an assessment order passed by the Assessing Officer u/s 144 r.w.s 147 of the Income Tax Act, 1961 (in short the 'Act') dated 15/12/2015.
2. Grounds of appeal raised by the Assessee are as follows:
1. That the ld. Commissioner of Income Tax (Appeals)-7, Kolkata grossly erred in confirming the addition of Rs. 5,00,000/- made by Ld. A.O. invoking section 40A(3) of the Act, when the facts does not warranted the same.
2. That the ld. Commissioner of Income Tax (Appeals)-7, Kolkata erred in not following the jurisdictional High Court as well as ITAT in confirming the addition of Rs. 5,00,000/- u/s 40A(3) of the Act.
3. That ld. Commissioner of Income Tax (Appeals)-7, Kolkata erred in confirming estimated additions of Rs. 2,58,086/- made by ld. A.O. out of purchases from the 13 parties.
Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11
4. That the ld. Commissioner of Income Tax (Appeals)-7, Kolkata, erred in confirming the addition of Rs. 46,972/- and Rs. 62,284/- made by ld. A.O. being estimated 5% of the amount spent on carriage and wages.
5. That the ld. Commissioner of Income Tax (Appeals)-7, Kolkata erred in confirming the addition of Rs. 3,56,114/- made by ld. A.O. being estimated 5% of the amount spent on transportation charges.
6. I crave leave to add, alter, amend or withdraw any grounds of appeal on or before the date of hearing.
3. Ground No.1 and 2 raised by the assessee relate to addition made by ld. A.O. u/s 40A(3) of the Act on account of payment in cash Rs.5,00,000/-.
4. Brief facts qua the issue are that during the assessment proceedings, the Assessing Officer noticed that the assessee had made cash payment of Rs. 5,00,000/- to M/s Mahima Alekha Coal Traders on 30.04.2009. The information was called for u/s 133(6) of the Act by the assessing officer from various creditors. The AO issued letter to M/s Mahima Alekha coal Traders to confirm the transactions with the assessee. Accordingly, the said party (M/s Mahima Alekha Coal Traders) furnished the details before the Assessing Officer by letter dated 04.12.2015. On perusal of the reply vis-à-vis, the details submitted by the assessee, it was observed by the Assessing Officer that the assessee had made cash payment of Rs.5,00,000/-to M/s Mahima Alekha Coal Traders. Since the assessee has carried out expenditure in contravention of provision of section 40A(3) of the Act, therefore,the entire payment of Rs. 5,00,000/- had been disallowed by the Assessing Officer and added back to the total income of the assessee.
5. Aggrieved by the order of the Assessing Officer, the assessee carried the matter in appeal before the ld. CIT(A) who has confirmed the addition made by the Assessing Officer.Aggrieved by the order of the ld. CIT(A) the assessee is in appeal.
6. Shri S.K. Tulsiyan, ld. Counsel for the assessee, begins by pointing out that the assessee has made payment in cash to M/s Mahima Alekha Coal Tradersin consideration of business expediency. M/s Mahima Alekha Coal Traders has Pa g e | 2 Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11 demanded from the assessee to make payment in cash as it was necessary for business purpose to discharge certain business obligations immediate. The ld. Counsel pointed out that section 40A(3) of the Act must not to be read in isolation or to the exclusion of Rule 6DD of the Rules. The section must be read along with Rule. If read together, it may be clear that the provisions are not intended to restrict the business activity of the assessee. There is no restriction on the assessee in his trading activity. Section 40(3) only empowers the Assessing Officer to disallow the deduction claimed as expenditure in respect of which payment is not made by crossed cheque, crossed bank draft. However, in genuine business circumstances, payment in cash may be made and the same should not be disallowed. The main intention of provisions of section 40A(3) is to check the black money and not to restrict the business activity of the assessee. The payment by crossed cheque or crossed bank draft is insisted to enable assessing authority to ascertain whether the payment was genuine or whether it was out of the income from disclosed sources. Section 40A(3) are not absolute. Consideration of business expediency and other relevant factors are not excluded. The genuine and bona fide transactions are not taken out of the sweep of the section. The ld. Counsel further pointed out that on the date of payment,the party, namely M/s Mahima Alekha Coal Traders insisted the assessee to make the payment in cash. In order to run the business, the assessee did not have any other option but to make cash payment.At the first instance, the assessee made demand draft of the bank to make the payment through banking channel only, however, M/s Mahima Alekha Coal Traders refused to take the bank draft (vide PB-13). Therefore, the ld. Counsel submitted that at the request of the party the assessee has cancelled the demand draft of Rs. 5,00,000/- and made the cash payment of Rs. 5,00,000/- (PB- 13,vide bank statement and ledger account), hence it is a genuine business payment and should be allowed.
7.On the other hand, the ld. DR for the revenue submitted before us that ignorance of law is no excuse, and therefore provisions of section 40A(3) should be followed strictly. The ld DR has primarily reiterated the stand taken by the assessing officer and prayed the Bench that addition made by AO should be upheld.
Pa g e | 3 Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11
8. We have heard both the parties and perused the material available on record. We note that the disallowance was made by the lower authorities only for the reason that the assessee was not able to establish the pressing circumstances which warranted the assessee to make payments in cash. There was evidence that the payee had insisted the assessee to make payments in cash. We note that at the first instance, the assessee made demand draft of the bank to make the payment, however, M/s Mahima Alekha Coal Traders refused to take the bank draft, (vide PB-13). In order to run the business, the assessee did not have any option but to make payment in cash. The ld Counsel demonstrated with help of ledger account and Bank statement that assessee had cancelled the demand draft of Rs. 5,00,000/- and made the cash payment of Rs. 5,00,000/- (PB-13), due to business circumstances prevailing at that point of time, hence it is a genuine business payment. We note that identity of the payee, M/s Mahima Alekha Coal Traders is not in doubt and AO has not disputed the genuineness of the transaction.
9. We note that since the genuinity of the payments made to the party is not doubted by the revenue, the provisions of section 40A(3) could not be made applicable to the facts of the instant case. It is observed that the assessee had taken enough precautions from his side to ensure that the payee also don't escape from the ambit of taxation on these receipts by paying cash. This fact is also not disputed by the revenue. It will be pertinent to go into the intention behind introduction of provisions of section 40A(3) of the Act at this juncture. It is pertinent to notice that the primary object of enacting section 40A(3) was two fold, firstly, putting a check on trading transactions with a mind to evade the liability to tax on income earned out of such transaction and, secondly, to inculcate the banking habits amongst the business community. Apparently, this provision was directly related to curb the evasion of tax and inculcating the banking habits. Therefore, the consequence, which were to befall on account of non-observation of section 40A(3) must have nexus to the failure of such object. Therefore, the genuineness of thetransactions it being free from vice of any device of evasion of tax is relevant consideration. In the instant case, the assessee made bank draft of Pa g e | 4 Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11 Rs.5,00,000/- to pay to M/s Mahima Alekha Coal Traders, but he refused to take bank draft therefore in order to run the business the assessee did not have any option but to make payment in cash. Had the assessee not been paid cash to M/s Mahima Alekha Coal Traders, his business would have been stopped or restricted to that extent. The purpose of section 40A (3) is not to restrict the assessee`s genuine business activity.
10. At this juncture, it is appropriate to go through the CBDT Circular No. 6-P dated 6.7.1968 explaining the purpose behind introduction of section 40A(3) of the Act which reads as under:-
"Expenditure incurred in businesses and professions for which payment is made in an amount exceeding Rs 2,500/- , otherwise than by a crossed cheque drawn on a bank or a crossed bank draft
76. Sub-section (3) of new section 40A makes a provision for the disallowance of expenditure incurred in businesses and professions for which payment is made in an amount exceeding Rs 2,500/- , otherwise than by a crossed cheque drawn on a bank or a crossed bank draft. This provision will apply in respect of payments made after a date to be notified by Government, being a date not later than 31-3-1969. This provision is designed to counter evasion of tax through claims for expenditure shown to have been incurred in cash with a view to frustrating proper investigation by the Department as to the identity of the payee and the reasonableness of the payment.
We note that on genuineness of the transactions and for accounting of the subject mentioned payments in the hands of the payee, there is absolutely no dispute. In response to this, the ld DR vehemently argued that assessee had not proved the commercial expediency in the instant case for making payments in cash. The ld Counsel in rejoinder argued before us that the test of commercial expediency should be judged from the view point of the businessman and not from the view point of the revenue. We find in the instant case, the genuinity of the payee is not disputed by the revenue. The assessee acted with bona fide intention, as he made demand draft of the bank, but later on it was cancelled on the request of the payee therefore, intention of the assessee was to make payment through banking channel only. We find that in the case laws relied upon by the ld Counsel, in those cases, Pa g e | 5 Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11 the pressing circumstances under which the payments were sought to be made in cash were proved.
11. We note that Section 40A(3) was inserted by Finance Act, 1968. The provisions of Sec 40A(3) are designed to curb clandestine transactions entered into with a view to avoiding tax and to ensuring that payments in respect of which deductions are claimed by the assesses are genuinely made and accommodation payments are not claimed as deduction.For this,we rely on the judgment of Hon'ble Supreme Court in case of Attar Singh Gurmukh Singh v. I.T.O. 191 ITR 667 (SC), wherein it was held as follows:
"In our opinion, there is little merit in this contention. Section 40A(3) must not be read in isolation or to the exclusion of rule 6DD. The section must be read along with the rule. If read together, it will be clear that the provisions are not intended to restrict the business activities. There is no restriction on the assessee in his trading activities. Section 40A(3) only empowers the Assessing Officer to disallow the deduction claimed as expenditure in respect of which payment is not made by crossed cheque or crossed bank drat. The payment by crossed cheque or crossed bank draft is insisted on to enable the assessing authority to ascertain whether the payment was genuine or whether it was out of the income from disclosed sources. The terms of section 40A(3) are not absolute. Consideration 6r business expediency and other relevant factors are not excluded. The genuine and bona fide transactions are not taken out of the sweep of the section. Itis open to the assessee to furnish to' the satisfaction of the Assessing Officer the circumstances under which the payment in the manner prescribed in section 40A(3) was not practicable or would have caused genuine difficulty to the payee. It is also open to the assessee to identify the person who has received the cash payment. Rule 6DD provides that an assessee can be exempted from the requirement of payment by a crossed cheque or crossed bank draft in the circumstances specified under the rule. It will be clear from the provisions of section 40A(3) and rule 6DD that they are intended to regulate the business transactions and to prevent the use of unaccounted money or reduce the chances to use black money for business transactions. - Mudiam Oil Co. v. ITO [1973] 92 ITR 519 (AP). If the payment is made by a crossed cheque on a bank or a crossed bank draft, then it will be easier to ascertain, when deduction is claimed, whether the payment was genuine and whether it was out of the income from disclosed sources. In interpreting a taxing statute the Court cannot be oblivious of the proliferation of black-money which is under circulation in our country. Any restraint intended to curb the chances and opportunities to use or create black- money should not be regarded as curtailing the freedom of trade or business."
We further rely on the Decision of Hon`ble Calcutta High Court in the case of CIT v. CPL Tannery (2009) 318 ITR 179 (Cal) which was for Asst year 2003-04, wherein it was held as follows:
"The second contention of the assessee that owing to business expediency, obligation and exigency, the assessee had to make cash payment for Pa g e | 6 Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11 purchase of goods so essential for carrying on of his business, was also not disputed by the A.O. The genuinity of transactions, rate of gross profit or the fact that the bona fide of the assessee that payments are made to producers of hides and skins are also neither doubted nor disputed by the AO. On the basisof these facts it is not justified on the part of the AO to disallow 20 per cent of the payments under s. 40A(3)".
At the cost of repetition, we state that the genuineness of the transactions and identity of the payee is established. Assessee has proved the pressing circumstances. The assessee acted with bona fide intention, as he made demand draft of the bank to make the payment to payee but later on it was cancelled on the request of the payee therefore, intention of the assessee was to make payment through banking channel only. This is exceptional circumstances where the assessee made payment in cash. It is observed that the assessee had taken enough precautions from his side.Hence, in the facts and circumstances as discussed above, the payment should not be disallowed as held by the Hon'ble Calcutta High Court in the case of Girdharilal Soni vs. CIT reported in [1989] 179 ITR 111 (Cal). Therefore, we delete the addition of Rs. 5,00,000/-.
10. Ground Nos. 3 to 4 raised by the assessee relate to estimated and ad hoc additions made by the Assessing Officer and confirmed by the ld. CIT(A), the details of which are given below:
(a). Estimated addition Rs.2.58,086/- out of purchases from 13 parties.
(b).Estimated 5% spent of carriage and wages Rs. 46,972 and Rs.62,284/-
respectively (c ).Estimated 5% spent on Transport charges Rs.3,56,114/-
11. At the outset itself the ld. Counsel for the assessee submitted that the assessee's books of accounts were not rejected by the AO. Although, thereassessment was framed u/s 147/144 of the Act and the assessee submitted the books of accounts and details, therefore without rejecting the books of accounts the ad hoc disallowance should not be made. However, per contra the ld. D.R. for the revenue submitted before us that since the assessee has not submitted explanation for various expenses and there is always personal element in these Pa g e | 7 Seikh Nizamuddin ITA No.1887/Kol/2017 Assessment Year:2010-11 expenses therefore the Assessing Officer did not have any option but to make estimated disallowance. Therefore, the order of Assessing Officer should be upheld.
12. We have heard both the parties and perused the material available on record. We note that the Assessing Officer did not find any mistake in the books of accounts and he did not examine the expenditure item wise therefore without rejecting the books of accounts, the ad hoc disallowance is not warranted. We note that the AO could have ventured into estimation only after rejecting the books of accounts of the assessee u/s 145(3). Here in this case,assessee submitted books of accounts and details during the assessment proceedings, however, the AO has passed order u/s 144/147 of the Act. The AO thus without rejecting the books of account of the assessee has gone for estimation on suspicion and conjectures that the assessee may be inflating its various expenses. While scrutinizing the expenditure if the expenses claimed are not having any nexus to the business of the assessee or if there is deficiency in the vouchers or there is no bills supporting the incurrence of an expenditure, at the most expenses to the extent that are not supported by the vouchers can be held to be non-genuine and can be disallowed by the AO; and item-wise the AO could have disallowed the expenditure rather than going for ad hoc disallowance of percentage basis of the expenses claimed by the assessee which action of the AO is arbitrary in nature and cannot be sustained. Therefore, the various ad hoc additions made by AO in ground Nos. 3 to 4, are directed to be deleted.
13. In the result, the appeal of the assessee is allowed.
Order pronounced in the Court on 02.08.2019
Sd/- Sd/-
(A.T. VARKEY) (A.L.SAINI)
या यकसद य / JUDICIAL MEMBER लेखासद य / ACCOUNTANT MEMBER
दनांक/ Date: 02/08/2019
(SB, Sr.PS)
Pa g e | 8
Seikh Nizamuddin
ITA No.1887/Kol/2017
Assessment Year:2010-11
Copy of the order forwarded to:
1. Seikh Nizamuddin
2. ACIT, Circle-27, Haldia
3. C.I.T(A)- 4. C.I.T.- Kolkata.
5. CIT(DR), Kolkata Benches, Kolkata.
6. Guard File.
True copy
By Order
Assistant Registrar
ITAT, Kolkata Benches
Pa g e | 9