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 3, Cited by 0]

Income Tax Appellate Tribunal - Ranchi

Kamal Kumar, Koderma vs Ito,Ward-1(5), Koderma on 5 March, 2020

     IN THE INCOME TAX APPELLATE TRIBUNAL: RANCHI BENCH, RANCHI

              BEFORE SHRI S.S.GODARA, JM AND DR. A. L. SAINI, AM

                       I.T.A Nos.132&133/Ran/2019
                   Assessment Years: 2012-13 & 2013-14
       Kamal Kumar                  vs. ITO, Ward-1(5), Kodarma
       S/o Premlal Saonakar, Addi
       Bungalow, Jhumri Telaya, Koderma-
       825409.
       PAN/GIR No. : BMMPK8559D
              (Appellant)      ..                          (Respondent)

        Appellant by              Shri M. K. Choudhury, Advocate
        Respondent by             Shri Ajay Kumar, Addl. CIT(DR)

                       Date of hearing              05.03.2020
                       Date of pronouncement        05.03.2020

                                         ORDER

PER BENCH(Oral):

These two assessee's appeals for assessment years 2012-13 & 2013-14 arise against the Commissioner of Income Tax (Appeals), Jharkhand both dated 16.10.2017 passed in case no.10114&10116/HZB/2016-17 involving proceedings u/s 147/144 of the Income Tax Act, 1961 (in short 'the Act').
Heard both the parties. Case file perused.

2. The assessee's identical sole substantive grievance in both these appeals challenges correctness of lower authorities' action adding bank deposits of Rs.91,35,600/- and Rs.1,18,31,800/-; assessment year wise, respectively, as unexplained u/s 68 of the Act.

3. It is an admitted fact that the Assessing Officer's assessments had been framed u/s 144 of the Act. The assessee had thereafter filed some details claiming himself to be a fruit selling agent in local as well as other outside markets thereby drawing commission income @6%. The CIT(A) has declined the assessee's details sought to be filed in the course of lower appellate proceedings. It is this backdrop of facts that the assessee has the preferred instant two appeals.

I.T.A Nos.132&133/Ran/2019 Kamal Kumar

4. Learned counsel refers to details of sale prices of fruit products as well as copies of bills in these assessment years and asserts that both the lower authorities have erred in treating the entire bank details as unexplained cash credits than assessee's commission business turnover only. The Revenue's case is that the assessee had not cooperated either during assessment or in lower appellate proceedings by way of filing necessary cogent evidence. We notice in this factual backdrop that neither the learned lower authorities have given credit of all the corresponding withdrawal entries in assessee's bank account(s) forming subject matter of the impugned addition not have they been able to dispute the clinching fact of him being engaged in commission agent business. We deem it appropriate in these facts that a lumpsum gross profits addition of Rs.8,00,000/- in former and Rs.10,00,000/-; in latter assessment year; including telescoping benefit of the former, would meet the ends of justice with a rider that the same shall not be treated as precedent in any other assessment year. Necessary computation including that of interest shall follow as per law.

5. These assessee's appeals are partly allowed in above terms.

Order is pronounced in the open court on 05.03.2020.

            Sd/-                                                Sd/-
     (A. L. SAINI)                                        (S. S. GODARA)
 ACCOUNTANT MEMBER                                      JUDICIAL MEMBER
Dated: 05.03.2020.
RS

Copy of the order forwarded to:
1. The Appellant
2. The Respondent
3. The CIT concerned
4. The CIT(A) -
5. The DR, ITAT, Ranchi
6. Guard File
                                                         BY ORDER


                                              Sr. P.S., ITAT, Ranchi (on Tour)




                                                                                              2