Income Tax Appellate Tribunal - Jaipur
Alka Khandaka,Jaipur vs Income Tax Officer Ward 1(2), Jaipur on 16 October, 2025
vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES,"A" JAIPUR
Mk0 ,l- lhrky{eh] U;kf;d lnL; ,oa Jh jkBksM deys'k t;UrHkkbZ] ys[kk lnL; ds le{k
BEFORE: DR. S. SEETHALAKSHMI, JM & SHRI RATHOD KAMLESH JAYANTBHAI,
vk;dj vihy la-@ITA No. 1014/JP/2025
fu/kZkj.k o"kZ@Assessment Year : 2017-18
Alka Khandaka cuke Income Tax Officer,
D-178, Prop. M/s. Alka Gems, Vs. Ward 1(2),
Kanti Chandra Road Bani Park, Jaipur
Jaipur
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ADCPK0819N
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksj l@
s Assessee by : Sh. Sauravh Harsh, Adv.
jktLo dh vksj ls@ Revenue by : Mrs. Anita Rinesh, JCIT
lquokbZ dh rkjh[k@ Date of Hearing : 23/09/2025
mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 16/10/2025
vkns'k@ ORDER
PER: RATHOD KAMLESH JAYANTBHAI, AM On being aggrieved by the order of the National Faceless Appeal Centre, Delhi [ for short CIT(A)] dated 29/05/2025 the above named assessee preferred the present appeal. The dispute relates to the assessment year 2017-18. The said order of the ld. CIT(A) arises because the assessee has challenged the assessment order dated 26.12.2019 2 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO passed under section 143(3) of the Income Tax Act, [ for short "Act"] by ITO, Ward 3(2), Jaipur [ for short AO].
2. In this appeal, the assessee has raised following grounds: -
1. That on the facts and circumstances of the case the ld. CIT (Appeals) has grossly erred in confirming the addition of ₹44,61,000/- made by the Assessing Officer u/s 68 r.w.s 115BBE of the Income Tax Act, 1961, without properly appreciating the explanations, documents and evidences submitted by the appellant regarding the source of cash deposits.
2. That on the facts and circumstances of the case the ld. Assessing officer grossly erred in relying of the statement given by Shri Rambabu Samaria and treated the purchase and consequently sale as bogus and made addition of Rs 44,61,000/-. Deposit in the bank account during the demonetization period.
3. The appellant craves leave to add, alter, amend, or withdraw any of the above grounds of appeal at the time of hearing.
3. Succinctly, the fact as culled out from the records is that the assessee e-filed return of income on 7.11.2017 declaring total income at Rs. 12,53,650/-. The case was selected for scrutiny assessment under CASS and accordingly, notice u/s 143(2) of the IT Act was issued on 9.8.2018 fixing the hearing on 23.8.2018. In response thereto, assessee has filed reply on 23.8.2018. Thereafter, notice u/s 142(1) along with questionnaire was issued on 21.1.2019, 9.2.2019 & 4.9.2019. In response thereto, the assessee has uploaded his reply on portal. The replies were examined on test check basis. Record reveals that for the year under consideration the assessee is engaged in trading business in gold jewellery 3 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO in the name & style of her proprietorship concern M/s Alka Gems and also partner in M/s Raj Rattan Jewellers and Khandaka Sons Jewellers.
For the year under consideration the assessee has declared total sales of Rs.80,54,292/- and declared net profit of Rs. 10,03,660/- and filed her ITR as per the provisions of section 44AD of the Act.
While assessment proceeding ld. AO noted that the assessee has maintained bank account with United Bank of India, Jaipur bearing account No. 1666050004145. He also observed that the assessee has made cash deposit of Rs. 44,61,000/- in Bank during the period 9.11.2016 to 30.12.2016. In the assessment proceeding the assessee was asked to furnish the immediate source of cash deposited in that bank account. In the assessee submitted that the source of cash deposit was out of sales proceeds made by the assessee and in response the assessee filed the copy of the cash book maintained by the assessee. Ld. AO examined the written submission and evidences filed by the assessee. While verifying the details so filed by the assessee ld. AO noted certain discrepancies in respect of explanation of sources of cash deposits and other related aspects were noticed. Ld. AO asked the assessee to furnish copy of purchase/sale bills for the period 1.4.2016 to 8.11.2016 along with details.
In response thereto, the assessee has furnished details of purchase / sales 4 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO along with copy of bills. Those details were tabulated by the ld. AO vide page no 2 of this order. After examination of these details, summons u/s 131 were issued to the following concerns at the given addresses on 16.12.2019:-
a) Shri Ram Babu Sambharia, Prop. M/s Parijat International
b) Shri Puneesh Lodha, Prop. M/s Pragati Gems & Jewels
c) Shri Kamlesh Sharma Prop. M/s K S Jewels A summons was issued to M/s Parijat International which was served by the Inspector of ld. AO. The other summons could not be served and returned back by the Inspector of the ld. AO with his remarks. During the assessment proceedings, the statement of Shri Ram Babu Sambharia Prop. M/s Parijat International was recorded on oath on 17.12.2019 wherein he contended that he was serving as a delivery man on some flower shop on monthly salary of Rs. 13,500/- and has never ever dealt in jewellery business. He stated to have never filed ITR. Thus, the only alleged credit purchase also proved bogus. From above statement of Shri Rambabu Sambharia, it is evident that he was not engaged in the any business activities and the proprietorship concerned namely Parijat Enterprises was opened and operated in his name by some other person and he is not aware of the transactions made in this concern. Thus, the purchases shown 5 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO by the assessee from this party proved to be bogus. On 17.12.2019, notice u/s 133(6) was issued to Commercial tax department, Jaipur for providing details of VAT/Sales tax return for AY 2016-17 and KYC of following concerns:
a) Shri Ram Babu Sambharia, Prop. M/s Parijat International
b) Shri Puneesh Lodha, Prop. M/s Pragati Gems & Jewels
c) Shri Kamlesh Sharma Prop. M/s K S Jewells In the case of M/s Parijat International (TIN No.08574052608), the CTO, Jaipur has submitted that "this firm is closed on 31.3.2013. So it has no assessment after 2013-14. In the case of M/s Pragati Gems & Jewels (TIN No.08152259212), the СТО, Jaipur has submitted only KYC form. He has not submitted any return. In the case of M/s K S Jewels (TIN No.0884212515), the CTO, Jaipur has submitted the following:
"the registration of the firm M/s K S Jewels Tin 08842212515 was cancelled on 1.7.2014. Due to cancellation, the firm was not assessed for the FY 2016-17. Also no VAT return was filed by the dealer for the FY 2016-17 as per the dealer profile report on official web portal."
After examination of details filed, a show cause notice was issued on 18.12.2019 for seeking explanation on 20.12.2019 on the above issues as placed on record. Assessee has filed reply / explanation on 19.12.2019 at portal. The ld. AO noted that the written submission filed by the assessee has been taken into consideration, but the explanation furnished by the 6 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO assessee were found not acceptable. Having noted so ld. AO noted that assessee has tried to substantiate the cash deposit by way of bogus purchases / sales and mislead the revenue and thereby he rejected the contention of the assessee on the following reasons;
8.1 During the course of assessment proceedings an investigation was carried out by way of issuance of summon u/s 131 and notice 133(6) of the Act.
8.2. During the proceedings, assessee was asked to produce the principal persons or persons related to concerns from whom assessee have made purchases. But assessee has denied to produce them. The summon were issued to these parties. Not only Inspector of this office but also postal department could not serve the summons. Two summons were returned back with the remarks in both cases: "bl irs ij bl uke Is dksbZ ugh jgrk gS] uk gh dksbZ jgk gSA". This also proves that the purchases were made through these concerns are bogus purchases. Further in the case of assessee, where the person from whom purchase was claimed categorically denied the transaction the onus to prove the veracity of transaction lies with assessee but assessee has failed to discharge his primary onus to produce the persons from whom he has purchased the items. Hence, it is established that assessee has not made any purchase from these parties and its just a "Make believe arrangement" to make a veil on unexplained cash deposit made by assessee.
8.3 The explanation submitted that assessee has purchased the stock through valid bills and made payment through RTGS/cheque. The said plea is squarely rejected in view of above investigation made during the course of assessment proceedings. Apart from above, assessee has failed to submit any of the following corroborative evidence for "test of genuineness of purchases" i.e.
a) Confirmation account of purchaser
b) Copy of bank account of purchaser
c) Copy of ITR of purchaser
d) Copy of Sales tax return
e) Copy of stock register 8.4 Apart from above, assessee has not demanded the cross-examination of Shri Rambabu Samaria whose statements were supplied to the assessee along with show cause notice dated 18.12.2019, which is evident from the remarks in front of 7 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO show cause notice ie. "refer to attachment The assessee's ADCPK0819N_2017_Attachment_100022360763.pdf. objection for not providing the statement of Sh. Rambabu Samaria is squarely rejected. For the sake of natural justice, the same was again provided to the assessee. Again assessee has not demanded for cross examination. In the statement, Shri Rambabu Samaria has categorically admitted that he has not made any sale during the year to the assessee. This tantamount shows that the purchases made during the year is established as "bogus". This fact is also established from the reply of Commercial Tax Department, Jaipur.
8.5 The outcome of investigation leads to conclusion that assessee is trying to substantiate the above fictitious bogus cash sales against the bogus purchases of gold/silver jewellery during the period of demonetization and thereafter deposited the cash in hand(SBN) in the bank account and given the colour of 'SALE". This also proves that assessee is indulged in the "SHAME" transaction after declaration of demonetization in the guise of trading of jewellery.
8.6 Assessee has shown her mostly sales and purchases only in the month of October-2016 and November-2016. It is very surprising that assessee has made her mostly sales only in the Month of October 2016. Thus, the sales shown by the assessee on in a business trend and liable to be unaccepted.
8.7 Assessee has claimed that her business depends of the footfall of the assessee. But the assessee has not filed any documentary and firm evidence which can established the high increase of cash sales and cash deposits made by her in comparison to last year. Thus it was proves that the assessee has shown bogus sale and purchases to substantiate her deposits.
Based on the above reasons and considering the provision of section 68 of the Act ld. AO added a sum of Rs. 44,61,000/- in the income of the assessee.
4. Aggrieved from the order of the Assessing Officer, assessee preferred an appeal before the ld. CIT(A)/NFAC challenging the addition made by the ld. AO who has also dismissed the appeal of the assessee by observing as under :
8 ITA No. 1014/JP/2025Alka Khandaka vs. ITO
6. Decision 6.1 I have considered the AO's order and the submissions made by the appellant.
The only effective ground of appeal in this case is related to addition of Rs. 44,61,000 /- which was made by invoking the provisions of Section 68 of the Act.
Before going in to the details of the case, it is pertinent to understand the facts, circumstances and ground realities of demonetization period i.e. from 09.11.2016 to 30.12.2016. On the evening of 08.11.2016 at 8.15 p.m., in a surprise announcement, demonetization of old Rs.500/- and Rs. 1000/- notes was announced by the Government of India and the demonetization came into effect from 00.00 hrs of 09.11.2016. All the citizens of the country were given option to deposit old demonetized currency notes of Rs. 500/- and Rs. 1,000/- held by them as on 08.11.2016 by 31.12.2016 in their bank accounts besides nominal amounts of Rs. 2,000 to Rs. 4,500 which could be exchanged from banks or withdrawn from ATMs. During the period 09.11.2016 to 30.12.2016 there was virtually no liquidity in the country. Therefore, all the major business cash transactions in the month of November, 2016 took place only for 8 days from 01.11.2016 to 08.11.2016 in old currency notes of Rs.500/- and Rs 1000/-only.
Demonetization was an unexpected announcement with the purpose of curbing black or parallel economy of the country. Owing to sudden announcement of demonetization, persons who had accumulated their unaccounted income as on 08.11.2016 in the form of cash of old Rs. 500/- and Rs. 1000/- currency notes were left with no option but to deposit their unaccounted income in their bank accounts or stand losing the entire money.
The brief facts of the present case are that the appellant filed her return of income on 07.11.2017 declaring total income of Rs. 12,53,650/- under presumptive taxation u/s 44AD. During the scrutiny assessment proceedings, it was found that the assessee had deposited cash of Rs.44,61,000/- in her United Bank of India account between 09.11.2016 and 30.12.2016. When called upon to explain the source of these deposits, the assessee submitted that the same were out of cash sales and opening cash balance.
In support of her claim, the assessee produced copies of sales bills and cash books. She further claimed that the purchases made were genuine and substantiated through bills and banking transactions. However, on detailed inquiry, it was discovered that one of the major suppliers, namely M/s Parijat International, was non-existent. A statement recorded u/s 131 of the proprietor, 9 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO Shri Ram Babu Sambharia, revealed that he had never engaged in any jewellery business and was a mere delivery man working on a salary of Rs. 13,500/- per month. He categorically denied having issued any invoice to the assessee. Moreover, as per the Commercial Tax Department, this entity had ceased operations as far back as 2013. Thus, the only credit purchase claimed by the assessee stands proved as bogus.
The appellant contended that denial by the supplier does not invalidate the transaction as the payment was made through banking channels. However, this argument holds no merit. The burden of proof u/s 68 lies squarely on the assessee to establish not only the identity of the party but also the genuineness and creditworthiness of the transaction. In this case, the assessee has failed on all three counts. The use of banking channels does not, by itself, establish genuineness if the counterparty is found to be fictitious or the transaction lacks commercial substance. Moreover, similar findings of non-genuineness were observed with other suppliers such as M/s Pragati Gems and M/s KS Jewels, whose VAT registrations were cancelled prior to the year under consideration, and no returns were filed during FY 2016-17 With respect to the cash deposits during the demonetization window, the assessee argued that the same were generated through cash sales and were duly recorded in the books of accounts. She asserted that the increase in cash sales, especially in October 2016, was due to festive season demand. However, this contention also does not hold under scrutiny. The AO rightly observed that the cash deposits during the 50-day window of demonetization saw an abnormal spike of over 561% compared to the same period in the preceding year, and a 710% jump in overall annual cash deposits. Similarly, cash sales recorded during October 2016, just days before demonetization, spiked unnaturally to Rs.34.64 lakhs, as against Rs.95,091/- in October 2015, an exponential rise unsupported by any credible evidence or third-party confirmations.
The assessee failed to produce even a single customer invoice with a verified identity. No KYC, PAN, or addresses of customers were submitted to justify the volume and nature of such sales. The claim that all customers were unidentifiable cash buyers goes against commercial prudence, particularly in the sale of high-value gold and diamond jewellery. Furthermore, the argument that sales increased due to Diwali in October 2016 is speculative and unsubstantiated, especially when no matching increase in stock purchases or inventory movement is credibly demonstrated.
10 ITA No. 1014/JP/2025Alka Khandaka vs. ITO It is pertinent to note that while the assessee relies heavily on books of account, these books are rendered unreliable when supported by unverifiable purchases and suspicious timing of sales. The fact that such high-value cash deposits were made immediately after demonetization, and were attributed to sales to unknown customers against bogus purchases, raises serious doubts on the genuineness of the transactions. Moreover, the assessee was unable to explain why such large cash balances were retained for long periods without being deposited in the bank prior to demonetization, if they indeed represented genuine sale proceeds.
The assessee's reliance on various judicial pronouncements is misplaced. The cited rulings are distinguishable on facts and pertain to cases where either the purchases were not doubted or cash deposits were within a reasonable business trend. In the instant case, both the purchases and corresponding sales are under doubt, and there is compelling evidence that the transactions are structured to give a colour of legitimacy to unexplained income.
It is also relevant to mention here that the Hon'ble Supreme Court in the case of Commissioner of Income-Tax vs. Durga Prasad More (214 ITR 801) held that human probability and circumstantial evidence has to be kept in mind to decide the genuineness of the transactions. The Hon'ble court observed that "Science has not yet invented any instrument to test the reliability of the evidence placed before a Court or Tribunal, Therefore the Courts and Tribunals have to judge the evidence before them by applying the test of human probabilities. Human minds may differ as to the reliability of a piece of evidence. But in that sphere the decision of the final fact finding authority is made conclusive by law."
The Hon'ble ITAT, Delhi, in the case of Hersh Win Chadha Vs DCIT (I.T.A. Nos. 3088 to 3098 & 3107/Del/2005), held that:
"The admissibility of documents, evidence or material differs greatly in income tax proceedings and criminal proceedings respectively. In criminal proceedings, the charge is to be proved by the State against the accused, establishing it beyond doubt, whereas as per the settled proposition of law, the income tax liability in the cases of on suspicious transactions is ascertained on the basis of the record, the surrounding material available circumstances, human conduct and preponderance of probabilities."11 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO The Hon'ble Supreme Court by placing reliance on its own judgment in the case of Durga Prasad More, observed the following in the case of Sumati Dayal vs. Commissioner of Income-Tax 1995 AIR 2109 "As laid down by this Court, apparent must be considered real until it is shown that there are reasons to believe that the apparent is not the real and that the taxing authorities are entitled to look into the surrounding circumstances to find out the reality and the matter has to be considered by applying the test of human probabilities."
Quite clearly, in the case of the appellant, the 'apparent' is not the 'real', the apparent wears the mask of legitimacy, while the 'real' is a sham and a farce. According to Oxford English Dictionary, a 'sham' means "a thing that is not what it is purported to be. What is purported to be' in this case is an attempt made by the appellant to explain its unexplained money as cash sales from business because due to the sudden announcement of demonetization it had no option but to deposit the unexplained money into banking system. What is 'real' actually is an elaborate design to mislead the revenue authorities and other arms of the Government, conversion of black money into white, and willful evasion of taxes through deliberate planning and strategy.
And when that is the case, one must not forget the timeless wisdom espoused by the apex court in Mc Dowell & Co. Ltd. Vs The Commercial Tax Officer 1986 AIR 649:
"Colourable devices cannot be part of tax planning and it is wrong to encourage or entertain the belief that it is honourable to avoid the payment of tax by resorting to dubious methods. It is the obligation of every citizen to pay the taxes honestly without resorting to subterfuges In view of above detailed discussion and various legal and factual aspects of the case, it is concluded, that the Assessing Officer was justified in treating the cash deposits of Rs. 44,61,000/- as unexplained under section 68 of the Income Tax Act. The explanation furnished by the appellant as source of cash deposit during demonetization period is a part of afterthought story in an attempt to explain the source of cash deposits during demonetization. It is further pertinent to reiterate that the sudden and unexpected announcement of demonetization caught the appellant unaware and it had no option but to deposit unexplained cash in to bank which now it is trying to pass off as revenue receipts.12 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO It is well settled principle that the onus is on the appellant to prove the genuineness of these transactions and once the appellant has failed to discharge this onus it is open for Revenue to arrive at conclusion based on facts and circumstances of the case.
Thus, in view of above discussion an amount of Rs.44,61,000/- remains unexplained, was rightly added by the assessing officer and is accordingly upheld.
6.2 In the result, the appeal, being devoid of merit, is dismissed."
5. Feeling dissatisfied with the above finding of the ld. CIT(A), the assessee - appellant challenged the finding of the ld. CIT(A) before this tribunal on the ground as reproduced hereinabove. To support the various grounds raised by the assessee ld. AR of the assessee, has filed the written submissions which is reproduced herein below:
The present written submissions are respectfully tendered in support of the Grounds of Appeal challenging the legality of the additions made under section 68 of the Income Tax Act, 1961 in the hands of the assessee That the assessee appellant is an individual and engaged in the business of trading of Gold Ornaments & Jewellery in the names of proprietorship concern Alka Gems and is regularly filing its return. That For the year under consideration, it was is also registered under the provisions of Rajasthan Value Added Tax Act under the composition scheme. That the assessee filed its Return of Income u/s 44AD of the Act on 07.11.2017 and declared total income at Rs 12,53,650. GROUND NO. 1-2 [Addition of Rs 44,61,000/- u/s 68 r.w.s 115BBE]
1. That the assessee had deposited cash of Rs. 44,61,000/- in its bank account out of cash in hand available with it on 10.11.2016 & 11.11.2016, i.e., during the period from 09.11.2016 to 30.12.2016 (Demonetization period). Desired information was uploaded on the portal of the income tax department.
2. That the case of the assessee appellant was selected for regular scrutiny u/s 143(3) of the Act and notices u/s 143(2), 142(1) were issued to the assessee appellant from time to time. That in response to notice issued u/s 142(1), 13 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO assessee appellant filed replies and in support, submitted, Purchase and Sale Bills, VAT Returns, Cash Books, Bank Book, Bank Statements, , Stock Summary, etc. and all other information as desired by the Assessing Officer.
3. That the Assessing Officer with preconceived notions, disregarded the submissions of the assessee on assumption & presumption and passed the impugned assessment order dated 16.12.2019 u/s. 143(3) of the Act and made addition of entire cash deposited by the assessee during the demonetization period of Rs. 44,61,000/- u/s. 68 read with section 115BBE of the Act.
4. That ld. Assessing officer issued the summon u/s 131 of the Act to the one of the seller of the assessee appellant i.e Shri Ram Babu Sambharia prop. of M/s Parijat International from whom the assessee make a purchase of Rs 10,80,450/-
. That Shri Ram Babu Sambharia denied the fact of any sale made by him to the assessee appellant during the year under consideration.
5. That on the basis of the statement recorded u/s 131 of the Act, the ld. Assessing officer treated the purchase made by the assessee as bogus irrespective of the facts that the entire payment were made by the assessee through account payee cheque on 21.03.2017 and same was debit in the name of M/s Parijat International.
6. That further the ld. Assessing officer during the assessment proceeding issued the notice u/s 133(6) on 17.12.2019 to the Commercial Tax Department for providing the detail of VAT/Sales Tax Return for AY 2016-17 of the parties from the assessee purchase the goods and on the basis of report submitted by the Commercial Tax Department, the ld. Assessing officer treated the purchase as bogus. That on the contrary the ld. Assessing officer completely ignore the confirmation of the parties, payment made through account payee cheque, purchase bills.
7. That it is pertinent to highlight that NO action whatsoever was undertaken by the VAT department against the assessee appellant and the sales made by the assessee has been accepted. The assessee appellant was registered under the Composition Scheme and filed the annually VAT Return.
8. That the Assessing Officer failed to appreciate and consider that entire cash deposited was duly recorded in the books of accounts and the same was deposited out of cash in hand available with the assessee. Entire cash in hand was duly recorded in the books of accounts; the source of cash was from sales made by the assessee out of stock-in-hand available with the assessee and thus there was no occasion to invoke section 68 of the Act when the same was already declare in the sale made during the year under consideration.
9. That for the sake of convenience we are reproducing the cash flow statement of the year under consideration which were submitted before the ld. Assessing officer:-
14 ITA No. 1014/JP/2025Alka Khandaka vs. ITO
10. That the Assessing Officer failed to appreciate and consider that the assessee was having a jewelry business and cash sales is a normal feature; There is no bar in making cash sales. In the impugned assessment order as well, the Assessing Officer has also not highlighted which statutory provision the assessee had not complied with. That it is settled law that suspicion howsoever strong but cannot take place the character of evidence.
11. That Ld. Assessing officer made addition of Rs 44,61,000/- u/s 68 of the Act which was merely cash deposit during the demonetization period and same is by way of sale transaction which supported by the complete sale biils and purchase biils. That once the assessee declares the cash deposit by way of sale then the sales recorded in the books of account of the assessee firm cannot be considered as unexplained.
12. For the afore-said proposition, we wish to refer & rely upon the following binding judicial precedents of Hon'ble Jurisdictional ITAT, Jaipur Bench, Jaipur:
• Hon'ble Jurisdictional ITAT Jaipur Bench in SHREE DURGA JWELLERS v. ACIT [2025 (5) TMI 116] has held: Addition u/s 68 - cash deposited in the bank account - assessee has not discharged the onus of proving the identity, creditworthiness, and genuineness of the transactions relating to the cash deposits during demonetization.
HELD THAT:- Assessee prompted cash sales by introducing the sale which has not been taken place. Majority of the sales invoices shows the mobile number or the address. AO has not issued any single letter u/s. 133(6) to the buyer when the assessee stated that on the date of demonetization sales was only for Rs.15 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO 26,12,469/-. The period were demonetization announced was of the festival and marriage seasons therefore, when the cash sales is not disputed how the cash sales be disputed without bringing anything contrary on record. The sales is duly recorded in the books and in the records of the state value added tax records. When the cash is duly recorded in the cash book as proceeds of the sale the same again cannot be added as unexplained and that too without reduced that receipt from the turnover as the ld. AO has already taxed the income generated from the sales.
Assessee serviced the decision in the case of Smt. Harshila Chordia [2006 (11) TMI 117 - RAJASTHAN HIGH COURT] in which it was held that "Addition u/s 68 could not be made in respect of the amount which was found to be cash receipts from the customers against which delivery of goods was made to them". Thus, the sales recorded in the books of account of the assessee firm cannot be considered as unexplained and thereby we direct the ld. AO to delete that addition as the assessee has duly supported the source of cash deposited immediately on 3rd day of demonstration which was the proceedings of the sale made by the assessee.
The bench noted that it was not the cash of the revenue that the assessee has accounted the sales in cash on the date of demonetization but we note that sales invoice no. 540, 541 dated 08.11.2016 was by cheque. Even out of cash deposit of Rs. 70,00,000/- the sale after the demonetization was for Rs. 26,12,469/- which was also supported by the delivery of goods and having details of the items sold to customer. Considering the overall facts and material placed on record we see no reason to sustain the addition and therefore, the same is directed to be deleted. Appeal of the assessee is allowed Hon'ble Chandigarh Bench in Sandeep Kumar Sanserwal v.ITO [2024 (7) TMI 1127] has held:- The fact that the cash receipts for the month of October have been deposited in the very next month in November cannot be a reason to dispute rather it supports the case of the assessee by satisfying the proximity test and the nexus which the assessee has established between the sales and the deposits, this coupled with the fact that there was epidemic regarding FMD disease and winter season resulting in increase sales in these two months has not been totally discarded by the AO and the ld CIT(A) and the fact that the sales have been duly reported and forms part of VAT filing and VAT assessment shows that sales cannot be disputed.
The decision in case of J.M.J Essential Oil Company [2022 (7) TMI 1017 - HIMACHAL PRADESH HIGH COURT] doesn't support the case of the Revenue as in that case, there were cash sales only in a particular month and there was 16 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO sufficient material on record to show cash sales were fabricated unlike the present case, where the assessee is regularly undertaking cash sales and there are no material on record to establish the sales so reported are fabricated except suspicion due to high sales vis-à-vis other months and which cannot be a ground to dispute the sales, rather, in the instant case, the assessee has produced the necessary sale vouchers and cash book.
We therefore find that the assessee has made the necessary and timely disclosure regarding the source of cash deposited in the SBN notes during the demonetization period and the nexus has been duly established between the sales and cash deposits and in view of the same, we find that there is no justifiable basis to make addition of Rs 23 lacs which already stand disclosed and reported as part of gross receipts u/s 44AD and accepted by the AO resulting in double addition which clearly can't be sustained in the eyes of law. In the result, the addition so made is hereby directed to be deleted. Appeal of the assessee is allowed.
• Hon'ble Jurisdictional ITAT Jaipur Bench in Jitendra Kumar Tahilramani v. ITO [2025 (2) TMI 598] has held:
Unexplained cash deposits u/s 68 - addition of the amount recorded as sales - HELD THAT:- When the cash sales were duly recorded in the books of account and even part of the sales were already considered and part was not considered only due to the fact that the assessee had deposited cash on demonetization on single day on 13.11.2016.
In support of the sales the assessee had submitted all the details as required under law and the AO based on the same details accepted the part of the sales on same set of records.
Thus, we see no reason to sustain the addition of the amount recorded as sales i.e., for an amount as "unexplained cash deposits" u/s 68 and thereby direct the AO to delete the same. Ground no. 1 raised by the assessee is allowed.
• Hon'ble Jurisdictional ITAT Jaipur Bench in Dinesh Kumar Soni v. DCIT [2024 (11) TMI 854] has held:
Addition u/s 68 - unexplained cash credit - Case of the assessee was selected for scrutiny as the assessee has deposited cash during demonetization period - HELD THAT:- On one hand ld. AO accepted the sales and on the other hand on the same set of evidence placed before him he is not considered the other part of the sales and that too based on the estimation, presumption and assumption he has not placed on record failure on the part of the assessee as when the part of the sale is considered then why the other part is not considered.17 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO Addition made by the ld. AO and sustained by the ld. CIT(A) merely based on the presumption and assumption. They did not deal to the fact of the case on the same set of evidence part of the sale is accepted and part of the same were not accepted. Considering that factum we do not find any reason to sustain the addition and therefore, we direct the ld. AO to delete that addition made in the hands of the assessee. Assessee appeal allowed.
• Hon'ble Jurisdictional ITAT Jaipur Bench in ITO v. Raj Kumar Nowal [2022 (11) TMI 1334] has held:
Addition u/s 68 - cash sales of the assessee unexplained - assessee is an individual and deriving income from business of jewellery - CIT-A deleted the addition - HELD THAT:- The assessee is engaged in the business of Jewellery and gold. The higher cash sales on festival season Karva Chouth, Dhanteras and Diwali is general feature in the trade of the assessee and such sales is also apparent from the cash book submitted during the course of assessment proceedings.
It is not the case of the A.O. that the assessee did not have the sufficient stock for making the sales. Thus, it cannot be said that the figures of sales and purchases are not supported by the quantity details. As regard to not providing the name, address and PAN of the customers to whom cash sales was made the assessee explained that the sales were below the prescribed limit so it is not compulsory or mandatory under the I. Tax Act, 1961 to collect the information related to full name, address and PAN of the customer to whom goods were sold in cash during the course of business below to the prescribed limit. The assessee further explained that in the preceding financial years, subsequent financial years and other periods of this same financial year, the same practice was being followed by the assessee where no details of name, address and PAN of customer was available with the assessee.
We agree with the findings of ld. CIT(A) that the AO has not brought any material on record to establish that the sale bills are bogus nor any evidence indicating that such sales was bogus and merely having some doubt by twisting the data and giving some findings which are not alone sufficient to justify the addition the income so assessed in not tenable in the eye of law. In fact the AO neither found any concrete and conclusive evidence of back dating of the entries of sale, evidence of bogus sales, evidence of bogus purchases, and non- existing cash balance in the books of account. The AO did not even reject the books of accounts of the appellant under the provision of section 145(3) of the Act. Therefore, the contention of the revenue on the facts and circumstance of the case is not accepted - Appeal of the revenue is dismissed.18 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO
13. It is further submitted that provisions of Section 115BBE are applicable only on the income which is taxable under the head Income From Other Sources. Since in this case, the source of cash deposit in bank is income from business thus section 115BBE is not applicable. It is further submitted that the assessee had already offered cash sales as income in trading account then the same cannot be taxed u/s 68 or u/s 69A r.w.s. 115BBE of the Act.
PRAYER In view of the above facts, legal submissions, and judicial precedents, the assessee-appellant most respectfully prays that the illegal addition of Rs. Rs 44,61,000/- made by the Assessing Officer u/s. 68 r.w.s. 115BBE of the Act being contrary to settled law and being devoid of merits on facts be directed to be deleted.
6. To support the contention so raised in the written submission reliance was placed on the following evidence / records:
Page Nos S.No Particulars From To
1. Copy of Written Submission filed before ld. CIT(A) along with the 01 16 acknowledgement.
2. Copy of ITR & Computation and Profit and Loss A/c and Balance-sheet. 17 23
3. Copy of Purchase Bills along with the Confirmation. 24 29
4. Copy of Bank Statement of the year under consideration. 30 34
5. Copy of Sales Bills. 35 68
6. Copy of Cash Book for the year under consideration. 67 77
7. Copy of Reply dated 23.11.2019 filed before the ld. Assessing officer along with 78 81 the Stock Summary.
8. Copy of Reply dated 14.12.2019 filed before the ld. Assessing officer along with 82 86 the VAT Return.
7. The ld. AR of the assessee in addition to the above written submission so filed vehemently argued that the assessee the cash so deposited is the proceeds of the sales and the ld. AO has considered the turnover and thereby the income of that has already been taxed and thereby charging the cash deposit again is resulting the double taxation of 19 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO the same amount and that is not permitted under the law. The assessee submitted cash book, Bank book and stock register no defects whatsoever were observed. The ld. AO while assessing the income of the assessee accepted the income returned and thereby made the separate addition of cash deposit which is not permitted. The ld. AO has not disputed the sales thereby submitting the details of the sales and if the sales is not disputed then no addition of the cash derived from that sales be added.
8. Per contra, ld. DR supported the orders of the lower authority and also supported the contention by filling the following written submission;
The brief facts of the case are -
I) The assessee is an individual and as per income tax return she was proprietor of M/s Alka Gema and partner in M/s Raj Ratan Jewellers and Khandaka Sons Jewellers.
II) The assessee filed return of income tax declaring taxable income at Rs 12,53,650/- on 07/11/2017.
III) The case was selected for CASS and enough opportunity was provided, hence Principal of Natural Justice was duly adhered.
IV) The assessee filed income tax return as the provision of section 44AD declaring net sales of Rs 80,54,292/- and profit of Rs 10,03,660/-. V) The main issue examined during the scrutiny proceeding was cash deposit in the bank account during demonetization and verification of unexplained purchases for the period under consideration.
VI) The Ld. Assessing Officer made addition u/s 68 r.w.s. 115BBE on account of cash deposit amounting to Rs 44,61,000/-.
VII) The Ld. CIT(A) dismissed the plead taken by assessee in toto. VIII) The assessee is in appeal before the Hon'ble ITAT Bench, 'A' and has raised various grounds of Appeal. The revenue is taking liberty to submit rejoinder 20 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO and the argument taken by the AR before the Hon'ble Bench on 23/09/2023 as under: -
a. The First ground of Appeal is related with the action of Ld. CIT(A). The same is reproduced as under-
i. On the facts and circumstances of the case, the Ld. CIT(A) has grossly erred in confirming the addition of Rs 44,61,000/- made by the assessing officer u/s 68 r.w.s 115BBE of the IT Act, 1961 without properly appreciating the explanation, documents and evidences submitted by the appellant regarding the source of cash deposit.
The revenue humbly submits that the ground raised by the assessee is not correct on the following reasons.
i. Opportunity of being heard is provided or not.
ii. Case law mentuioned by the assessee are dul respected by the Ld. CIT(A) or not. ' iii. Submission made by the assessee are in corporated in the order or not.
iv. The Ld. CIT(A) has given decision after considering all the facts, relevant section, submission of the assessee and same has been rebutted or not.
v. The judgement of Ld. CIT(A) is supported with judgement of Apex Court or relevant case laws or not.
vi. The order of Ld. CIT(A) is self speaking or not.
For answering all the above questions, the written submission of the assessee plays vital importance. The assessee has submitted written submission during the hearing that is on 24/09/2025 running in 8 pages. This written submission is reproduced as under with respect of the Hon'ble ITAT's Members to consider the same in respect of first ground of Appeal :-
'The present written submissions are respectfully tendered in support of the Grounds of Appeal challenging the legality of the additions made under section 68 of the Income Tax Act, 1961 in the hands of the assessee That the assessee appellant is an individual and engaged in the business of trading of Gold Ornaments & Jewellery in the names of proprietorship concern Alka Gems and is regularly filing its return. That For the year under consideration, it was is also registered under the provisions of Rajasthan Value Added Tax Act under the composition scheme. That the assessee filed its Return 21 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO of Income u/s 44AD of the Act on 07.11.2017 and declared total income at Rs 12,53,650.
GROUND NO. 1-2 [Addition of Rs 44,61,000/- u/s 68 r.w.s 115BBE]
1. That the assessee had deposited cash of Rs. 44,61,000/- in its bank account out of cash in hand available with it on 10.11.2016 & 11.11.2016, i.e., during the period from 09.11.2016 to 30.12.2016 (Demonetization period). Desired information was uploaded on the portal of the income tax department.
2. That the case of the assessee appellant was selected for regular scrutiny u/s 143(3) of the Act and notices u/s 143(2), 142(1) were issued to the assessee appellant from time to time. That in response to notice issued u/s 142(1), assessee appellant filed replies and in support, submitted, Purchase and Sale Bills, VAT Returns, Cash Books, Bank Book, Bank Statements,, Stock Summary, etc. and all other information as desired by the Assessing Officer.
3. That the Assessing Officer with preconceived notions, disregarded the submissions of the assessee on assumption & presumption and passed the impugned assessment order dated 16.12.2019 u/s. 143(3) of the Act and made addition of entire cash deposited by the assessee during the demonetization period of Rs. 44,61,000/- u/s. 68 read with section 115BBE of the Act.
4. That Id. Assessing officer issued the summon u/s 131 of the Act to the one of the seller of the assessee appellant i.e Shri Ram Babu Sambharia prop. of M/s Parijat International from whom the assessee make a purchase of Rs 10,80,450/- . That Shri Ram Babu Sambharia denied the fact of any sale made by him to the assessee appellant during the year under consideration.
5. That on the basis of the statement recorded u/s 131 of the Act, the Id. Assessing officer treated the purchase made by the assessee as bogus irrespective of the facts that the entire payment were made by the assessee through account payee cheque on 21.03.2017 and same was debit in the name of M/s Parijat International.
6. That further the Id. Assessing officer during the assessment proceeding issued the notice u/s 133(6) on 17.12.2019 to the Commercial Tax Department for providing the detail of VAT/Sales Tax Return for AY 2016-17 of the parties from the assessee purchase the goods and on the basis of report submitted by the Commercial Tax Department, the Id. Assessing officer treated the purchase as bogus. That on the contrary the Id. Assessing officer completely ignore the confirmation of the parties, payment made through account payee cheque, purchase bills.
22 ITA No. 1014/JP/20257. That it is pertinent to highlight that NO action whatsoever was undertaken by the VAT department against the assessee appellant and the sales mademad by the assessee has been accepted. The assessee appellant was registered under the Composition Scheme and filed the annually VAT Return.
8. That the Assessing Officer failed to appreciate and consider that entire cash deposited was duly recorded in the b books ooks of accounts and the same was deposited out of cash in hand available with the assessee. Entire cash in hand was duly recorded in the books of accounts; the source of cash was from sales made by the assessee out of stock-in-hand stock hand available with the assessee asse and thus there was no occasion to invoke section 68 of the Act when the same was already declare in the sale made during the year under consideration.
9. That for the sake of convenience we are reproducing the cash flow statement of the year under consideration consideration which were submitted before the Id. Assessing officer:-
10. That the Assessing Officer failed to appreciate and consider that the assessee was having a jewelry business and cash sales is a normal feature; There is no bar in making cash sales. In the impugned assessment order as well, the Assessing Officer has also not highlighted which statutory provision the assessee had not complied with. That it is settled law that suspicion howsoever strong but cannot take place the character of evidence.
23 ITA No. 1014/JP/202511. That Ld. Assessing officer made addition of Rs 44,61,000/- u/s 68 of the Act which was merely cash deposit during the demonetization period and same is by way of sale transaction which supported by the complete sale biils and purchase biils. That once the assessee declares the cash deposit by way of sale then the sales recorded in the books of account of the assessee firm cannot be considered as unexplained.
12.For the afore-said proposition, we wish to refer & rely upon the following binding judicial precedents of Hon'ble Jurisdictional ITAT, Jaipur Bench, Jaipur:
• Hon'ble Jurisdictional ITAT Jaipur Bench in SHREE DURGA JWELLERS v. ACIT [2025 (5) TMI 116] has held: Addition u/s 68 - cash deposited in the bank account - assessee has not discharged the onus of proving the identity, creditworthiness, and genuineness of the transactions relating to the cash deposits during demonetization.
HELD THAT:- Assessee prompted cash sales by introducing the sale which has not been taken place. Majority of the sales invoices shows the mobile number or the address. AO has not issued any single letter u/s. 133(6) to the buyer when the assessee stated that on the date of demonetization sales was only for Rs. 26,12,469/-. The period were demonetization announced was of the festival and marriage seasons therefore, when the cash sales is not disputed how the cash sales be disputed without bringing anything contrary on record.
The sales is duly recorded in the books and in the records of the state value added tax records. When the cash is duly recorded in the cash book as proceeds of the sale the same again cannot be added as unexplained and that too without reduced that receipt from the turnover as the Id. AO has already taxed the income generated from the sales.
Assessee serviced the decision in the case of Smt. Harshila Chordia (2006 (11) TMI 117- RAJASTHAN HIGH COURT] in which it was held that "Addition u/s 68 could not be made in respect of the amount which was found to be cash receipts from the customers against which delivery of goods was made to them". Thus, the sales recorded in the books of account of the assessee firm cannot be considered as unexplained and thereby we direct the Id. AO to delete that addition as the assessee has duly supported the source of cash deposited immediately on 3rd day of demonstration which was the proceedings of the sale made by the assessee.
The bench noted that it was not the cash of the revenue that the assessee has accounted the sales in cash on the date of demonetization but we note that sales 24 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO invoice no. 540, 541 dated 08.11.2016 was by cheque. Even out of cash deposit of Rs. 70,00,000/- the sale after the demonetization was for Rs. 26,12,469/- which was also supported by the delivery of goods and having details of the items sold to customer. Considering the overall facts and material placed on record we see no reason to sustain the addition and therefore, the same is directed to be deleted. Appeal of the assessee is allowed Hon'ble Chandigarh Bench in Sandeep Kumar Sanserwal v.ITO [2024 (7) TMI 1127] has held:- The fact that the cash receipts for the month of October have been deposited in the very next month in November cannot be a reason to dispute rather it supports the case of the assessee by satisfying the proximity test and the nexus which the assessee has established between the sales and the deposits, this coupled with the fact that there was epidemic regarding FMD disease and winter season resulting in increase sales in these two months has not been totally discarded by the AO and the Id CIT(A) and the fact that the sales have been duly reported and forms part of VAT filing and VAT assessment shows that sales cannot be disputed.
The decision in case of J.M.J Essential Oil Company [2022 (7) TMI 1017 - HIMACHAL PRADESH HIGH COURT) doesn't support the case of the Revenue as in that case, there were cash sales only in a particular month and there was sufficient material on record to show cash sales were fabricated unlike the present case, where the assessee is regularly undertaking cash sales and there are no material on record to establish the sales so reported are fabricated except suspicion due to high sales vis-à-vis other months and which cannot be a ground to dispute the sales, rather, in the instant case, the assessee has produced the necessary sale vouchers and cash book.
We therefore find that the assessee has made the necessary and timely disclosure regarding the source of cash deposited in the SBN notes during the demonetization period and the nexus has been duly established between the sales and cash deposits and in view of the same, we find that there is no justifiable basis to make addition of Rs 23 lacs which already stand disclosed and reported as part of gross receipts u/s 44AD and accepted by the AO resulting in double addition which clearly can't be sustained in the eyes of law. In the result, the addition so made is hereby directed to be deleted. Appeal of the assessee is allowed.
Hon'ble Jurisdictional ITAT Jaipur Bench in Jitendra Kumar Tahilramani v. ITO (2025 (2) TMI 598] has held:25 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO Unexplained cash deposits u/s 68-addition of the amount recorded as sales - HELD THAT:- When the cash sales were duly recorded in the books of account and even part of the sales were already considered and part was not considered only due to the fact that the assessee had deposited cash on demonetization on single day on 13.11.2016.
In support of the sales the assessee had submitted all the details as required under law and the AO based on the same details accepted the part of the sales on same set of records.
Thus, we see no reason to sustain the addition of the amount recorded as sales i.e., for an amount as "unexplained cash deposits" u/s 68 and thereby direct the AO to delete the same. Ground no. 1 raised by the assessee is allowed.
Hon'ble Jurisdictional ITAT Jaipur Bench in Dinesh Kumar Soni v. DCIT [2024 (11) TMI 854] has held:
Addition u/s 68 - unexplained cash credit - Case of the assessee was selected for scrutiny as the assessee has deposited cash during demonetization period - HELD THAT:- On one hand Id. AO accepted the sales and on the other hand on the same set of evidence placed before him he is not considered the other part of the sales and that too based on the estimation, presumption and assumption he has not placed on record failure on the part of the assessee as when the part of the sale is considered then why the other part is not considered.
Addition made by the Id. AO and sustained by the Id. CIT(A) merely based on the presumption and assumption. They did not deal to the fact of the case on the same set of evidence part of the sale is accepted and part of the same were not accepted. Considering that factum we do not find any reason to sustain the addition and therefore, we direct the Id. AO to delete that addition made in the hands of the assessee. Assessee appeal allowed.
Hon'ble Jurisdictional ITAT Jaipur Bench in ITO v. Raj Kumar Nowal (2022 (11) TMI 1334] has held Addition u/s 68-cash sales of the assessee unexplained - assessee is an individual and deriving income from business of jewellery - CIT-A deleted the addition HELD THAT:- The assessee is engaged in the business of Jewellery and gold. The higher cash sales on festival season Karva Chouth, Dhanteras and Diwali is general feature in the trade of the assessee and such sales is also apparent from the cash book submitted during the course of assessment proceedings.26 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO It is not the case of the A.O. that the assessee did not have the sufficient stock for making the sales. Thus, it cannot be said that the figures of sales and purchases are not supported by the quantity details. As regard to not providing the name, address and PAN of the customers to whom cash sales was made the assessee explained that the sales were below the prescribed limit so it is not compulsory or mandatory under the I. Tax Act, 1961 to collect the information related to full name, address and PAN of the customer to whom goods were sold in cash during the course of business below to the prescribed limit. The assessee further explained that in the preceding financial years, subsequent financial years and other periods of this same financial year, the same practice was being followed by the assessee where no details of name, address and PAN of customer was available with the assessee.
We agree with the findings of Id. CIT(A) that the AO has not brought any material on record to establish that the sale bills are bogus nor any evidence indicating that such sales was bogus and merely having some doubt by twisting the data and giving some findings which are not alone sufficient to justify the addition the income so assessed in not tenable in the eye of law. In fact the AO neither found any concrete and conclusive evidence of back dating of the entries of sale, evidence of bogus sales, evidence of bogus purchases, and existing cash balance in the books of account. The AO did not even reject the books of accounts of the appellant under the provision of section 145(3) of the Act. Therefore, the contention of the revenue on the facts and circumstance of the case is not accepted - Appeal of the revenue is dismissed non-
13. It is further submitted that provisions of Section 115BBE are applicable only on the income which is taxable under the head Income From Other Sources. Sinza in this use, the source of cash deposit in bank is income. from business thus section 115BBE is not applicable. It is further submitted that the assessee had already offered cash sales as income in trading account then the same cannot be taxed u/s 68 or u/s 69A r.w.s. 115BBE of the Act.
PRAYER In view of the above facts, legal submissions, and judicial precedents, the assessee-appellant most respectfully prays that the illegal addition of Rs. Rs 44,61,000/-made by the Assessing Officer u/s. 68 r.w.s. 115BBE of the Act being contrary to settled law and being devoid of merits on facts be directed to be deleted.
Humbly submitted, 27 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO For and on behalf of the Assessee-Appellant Siddharth Ranka/ Saurav Harsh/Satwika Jha Authorized Representatives Encl: as above' Conclusion on Ground No. 1 The Revenue respectfully submits that Ground No. 1 is not maintainable. The assessee has not pointed out any specific factual error, perversity, or legal infirmity in the order of the Ld. CIT(A). A vague allegation that the appellate authority did not "properly appreciate" evidence is insufficient in law.
The Hon'ble Supreme Court in CIT v. Calcutta Discount Co. Ltd. (1973) 91 ITR 8 (SC), para 11 held that general and vague grounds of appeal which do not specify the error in the order under challenge are not maintainable. Similarly, in CIT v. Walchand & Co. Pvt. Ltd. (1967) 65 ITR 381 (SC), para 16, the Court observed that unless a finding of fact is shown to be perverse or unsupported by material, it cannot be interfered with.
In the present case, the Ld. CIT(A) has passed a reasoned, self-speaking order after considering the assessee's submissions, the evidence produced, and the report of the Commercial Tax Department. The assessee has not demonstrated how such findings are contrary to record or in violation of law. As held in CIT v. Durga Prasad More (1971) 82 ITR 540 (SC), para 9, the burden lies upon the assessee to substantiate the explanation with credible evidence; mere assertions cannot dislodge reasoned conclusions.
Accordingly, Ground No. 1 deserves to be dismissed in limine as not maintainable, and the addition of ₹44,61,000/- u/s 68 r.w.s. 115BBE, having been confirmed by the Ld. CIT(A) through a reasoned order, stands rightly sustained.
. Ground No. 2: The assessee has taken the ground No. 2 as under:
That on the facts and circumstances of the case the Ld. Assessing Officer grossly erred in relying of the statement given by Shri Rambabu Samaria and treated the purchase and consequently sale as bogus and made addition of Rs 44,61,000/-. Deposit in the bank account during the demonetization period.
The Revenue respectfully submits as under: -28 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO The assessee has submitted Paper Book before the Hon'ble Bench dated 23/09/2025 and wherein on Paper Book Index it has been noticed that only 08 particulars have been shown, however, the AR has given certificate that documents from Sr. No. 1 to 9 are before the Ld. CIT(A), however it seems a typographical error which may be taken on record. The revenue submits rejoinder on each particular as under: -
1. Copy of written submission filed before Ld. CIT(A) along with the acknowledgement The assessee has submitted written submission before the Ld. CIT(A)-1, Jaipur and the same has been inserted by the Ld. CIT(A) from page No. 4 to 17. The same has been considered in detail by the Ld. CIT(A) in the decision and assessee is not able to point out any instance of not referring the same by the Ld. CIT(A) in the order. The assessee has not taken any argument in this regard also. Once the finding has been given by an Appellate Authority, it's the duty of Appellant party to bring that either the return submission has not been considered or there is some legal violation. As no new submission has been made by the Assessee, the revenue relies upon the finding of the Ld. CIT(A) in the order in this regard.
2. Copy of ITR and computation and profit and loss account and Balance sheet (Page No. 17 to 23 of Paper Book).
Revenue respectfully submits that these documents are prepared by the assessee and the Ld. Assessing Officer pointed out discrepancy and after considering submission of the Assessee made additions. The assessee prepared profit and loss account and Balance Sheet on the basis of that computation was prepared and taxes were paid and declared all the details in the return of income. Before making comments on these documents Revenue respectfully submits that each and every assessee has not only rights but duty also to declare true profit in the income tax return. It is also important and vital to highlight and income tax return is a self-declared document and every filer verified that at the end of the ITR form. In gist, the verification says that whatever declaration has been made, is to the best of its knowledge and belief and same are correct and complete with an approach that same is in accordance with the provisions of the IT Act in respect of Income Chargeable to Income Tax Act, 1961. The taxing system in India is for benefit of country and to establish equality among the citizen of nation. The Income Tax helps in strong building of nation with aim to transparency in the system. The assessee filed the Income Tax return as per her declared business. Now, what was the responsibility of the assessing office is to 29 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO verify the correctness of income declared. In this case, the following need to be acknowledged: -
i) The Ld. Assessing Officer has adduced any evidence on back of assessee.
ii) Proper opportunity has not been provided. iii) The onus has not been discarged by the revenue. iv) Any violation of legal justice.
When above questions are answered in negative, the verification made by the assessee is under question. The assessee squarely failed before the 3 Authority i.e. AO, Ld. CIT(A) and Hon'ble ITAT to sustain the claim that she was having only true taxable income which is declared in the Income Tax Return. Under these circustances and facts, the declaration made by the assessee cannot be taken as final evidence and the addition made by the assessing officer are hereby requested to the Hon'ble Bench to consider as final.
3. Copy of purchase bills along with the confirmations (Page No. 24 to 29 of the Paper Book) -
From the perusal of enclosure in the Paper Book, it has been noticed that these bills are from the following concerns-
a) Pragati Gems and Jewels b) Parijat International c) K S Jewels
Assessee has stated that it is filing copy of purchase bills of the assessee along with confirmations. The revenue objects the same and it is requested with the Hon'ble Bench to consider as false certificate by the AR on the following reasons.
i) The confirmation is having no date ii) The confirmation is also filed by the assessee during the assessment
proceedings before the Assessing Officer and the same has been discussed in length from page No. 3 to page No. 17 of the Assessment Order. The Assessment Order has detail that the Ld. Assessing Officer has confronted that Rambabu Samaria denied to having any transaction with assessee Smt. Alka Khandaka and no bills are issued by him as a proprietor of Parijat International (Q. No. 8 reproduced at page No. 6 of statement recorded by the department during the scrutiny proceedings, in the assessment order). Once when assessee filed confirmation and given detail of Rambabu Samaria to whom bill has been claimed to be taken has denied transaction then the same 30 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO confirmation cannot be produced as evidence before the Hon'ble Bench or before any Appellate Authority or the court. Further, Rambabu Samaria also denied having signature in the bills, stating that these bills are not in his handwriting. Under these evidences, the assessee is still using those documents before an Appellate Authority is an classical example of misrepresentation and concealment of facts.
The Ld. Assessing Officer also issued 133(6) to the commercial tax department for further verification and the same has been confronted to the assessee (Page No. 7 of the Assessment Order). The CTO provided the information that Parijat International was closed on 31/03/2013.
The assessee has submitted another confirmation from Pragati Gems which is not having any signature of Paper Book (Page No 24 of the Paper Book). In the confirmation copy (Page No 27 of the Paper Book) signature are there but without any date and complete name of signatory authority. The assessing officer inspector was deputed to serve 131 to Sh. Puneesh Lodha Prop. M/s Pragati Gems as claimed by the assessee. But the inspector submitted the report that summon could not be served as no one was available at the given address (Page No. 3 of the Assessment Order). The Commercial Tax Officer responded in response to 133(6) that only KYC form was filed in this case and no return has been submitted.
Assessee has submitted copy of bill from K S Jewells and also confirmation. The confirmation doesn't have any date or date confirming party. The Ld. Assessing Officer has given findings in the case on page No. 8 of the Assessment Order. As per inspector's report no person is available at the given address. As per CTO report, no return has been filed due to cancellation of registration and same is confronted to the assessee.
Finding by the AO:
Background Return Filed: 07.11.2017 declaring income of ₹12,53,650 u/s 44AD.
Business: Proprietorship concern M/s Alka Gems (trading in jewellery); also partner in Raj Rattan Jewellers and Khandaka Sons Jewellers.
Sales Declared: ₹80,54,292 with NP of ₹10,03,660.
Scrutiny Selection: Through CASS.31 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO Notices Issued: 143(2) on 09.08.2018, followed by 142(1) with questionnaires (Jan, Feb, Sept 2019). Replies examined on test-check basis.
Cash Deposits During Demonetization Bank Account: United Bank of India, Jaipur (A/c No. 1666050004145).
Deposits: ₹44,61,000 between 09.11.2016 and 30.12.2016.
Assessee's Claim: Deposits from cash sales to unidentifiable customers; supported by cash book and documents.
Purchases and Verification Details of Purchases: Filed by assessee.
Summons u/s 131: Issued to 3 parties -
M/s Parijat International (Prop. Ram Babu Sambharia) M/s Pragati Gems & Jewels (Prop. Puneesh Lodha) M/s KS Jewels (Prop. Kamlesh Sharma) Findings:
Ram Babu Sambharia: Deposed he was a delivery man on ₹13,500 salary, never in jewellery business, never filed ITR. Purchases from him proved bogus.
Commercial Tax Dept. reports:
Parijat International closed in 2013, no VAT returns after that.
Pragati Gems - only KYC available, no returns.
KS Jewels - registration cancelled in 2014, no VAT returns for FY 2016-17.
Show Cause & Assessee's Reply SCN (18.12.2019): Asked to explain cash deposits, abnormal spike in sales, and produce parties with bank/ITR/stock records.32 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO AO's Observation from data:
Cash sales up to 08.11.2016: ₹51.82 lakh vs ₹11.20 lakh in 2015.
October 2016 sales: ₹34.64 lakh vs ₹0.95 lakh in Oct 2015.
Closing cash in hand 31.10.2016: ₹41.69 lakh, but not deposited before demonetization (only ₹4,000 deposited).
Abnormal 710% rise in deposits, 561% rise during demonetization, 374% rise in cash sales.
Assessee's Defence: Claimed genuine purchases (bills + RTGS payments), festive season spike, business depends on customer footfall, maintained cash for business needs. Requested not to treat deposits as unexplained.
AO's Findings Bogus Purchases:
Parties non-existent; assessee failed to produce them.
No confirmations, bank accounts, ITRs, VAT returns, or stock registers produced.
Summons returned unserved.
Statement of Ram Babu denied any sale; assessee did not demand cross- examination.
Bogus Sales & Deposits:
Sales concentrated mainly in Oct-Nov 2016; abnormal spike without evidence.
No proof of customer identity or stock movement.
AO held assessee tried to camouflage unexplained cash as sales.
Application of Section 68:
Cash deposits of ₹44,61,000 treated as unexplained credits.
Taxed under Section 115BBE @ 60%.33 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO Penalty Proceedings:
Initiated u/s 271AAC on unexplained income.
Assessment Outcome Returned Income: ₹12,53,650 Addition u/s 68: ₹44,61,000 Assessed Income: ₹57,14,650 (taxed u/s 115BBE) Demand & Penalty: Notices issued u/s 234A/B/C/D and 271AAC.
Finding by the Ld. CIT(A):
It is respectfully submitted that the order of the Ld. CIT(A) is well-reasoned and does not call for any interference. The key findings are summarized as under:
Bogus Purchases Established The assessee relied upon alleged purchases from M/s Parijat International. However, summons u/s 131 revealed that the supposed proprietor was a delivery boy on salary of ₹13,500 and had never engaged in jewellery business. The Commercial Tax Department also confirmed that the VAT registration of this concern was closed in 2013.
Similarly, other suppliers (Pragati Gems & Jewels and KS Jewels) had their VAT registrations cancelled prior to FY 2016-17 and filed no returns.
Thus, the purchases were proved bogus. Banking channel payments alone cannot establish genuineness when the counter-parties are non-existent. The assessee failed on all three tests under Section 68 -- identity, genuineness, creditworthiness.
Cash Sales During Demonetization Not Proved The assessee claimed that deposits of ₹44,61,000 represented cash sales. However, the AO and CIT(A) recorded that:
There was a 561% rise in demonetization-period deposits, and 710% rise in annual deposits compared to the previous year.34 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO Cash sales in October 2016 suddenly spiked to ₹34.64 lakh as against ₹95,091 in October 2015.
No credible evidence like KYC, PAN, or customer details was produced, despite the high-value jewellery sales.
Stock movement and purchases did not support such abnormal sales.
The so-called sales were therefore only a colourable device to accommodate unexplained cash.
Double Taxation Argument Misplaced The assessee relied on various judicial pronouncements where sales were accepted as genuine. These are distinguishable because in those cases, purchases were not in dispute and books of account were not rendered unreliable.
In the present case, both purchases and sales were unverifiable. Once the base itself is tainted, the claim of double taxation cannot survive.
Application of Human Probability As held by the Hon'ble Supreme Court in Durga Prasad More (82 ITR 540) and Sumati Dayal (214 ITR 801), taxing authorities are entitled to look beyond the apparent and test transactions against the yardstick of human probability.
It is not probable that jewellery worth lakhs would be sold entirely in cash to anonymous buyers without identity proof, especially during demonetization.
The conduct of the assessee shows that the so-called "sales" were only a façade to introduce unaccounted cash.
Colourable Device Following the principle in McDowell & Co. Ltd. (154 ITR 148, SC), colourable devices cannot form part of legitimate tax planning. The attempt of the assessee to give colour of genuineness to unexplained money by routing it through fabricated purchases and fictitious cash sales is a clear subterfuge.
Conclusion 35 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO In light of the above, the addition of ₹44,61,000 made by the AO u/s 68 and confirmed by the CIT(A) is fully justified. The assessee has failed to discharge the onus cast upon her. The findings of the CIT(A) are based on cogent facts, investigation, and settled judicial principles, and deserve to be upheld.
Submission of Assessee before ITAT The assessee submitted that the assessee has not made any new submission other than what submitted before the Ld. CIT(A) and same has been discussed supra.
Documents submitted before the Assessing Officer and Ld. CIT(A):
The assessee has submitted same documents before the Ld. CIT(A) and Hon'ble Bench and the Revenue has submitted rejoinder supra.
Prayer The appeal of the assessee may kindly be dismissed.
Respectfully Submitted on Behalf of the Revenue The ld. DR also submitted that in the case the purchase are doubted and therefore, how she has executed the sales and thereby the cash so deposited by the assessee as alleged to have been received on sales is nothing but assessee's unaccounted income. Based on the analysis placed on record about the bill date for purchase and sale made by the assessee she heavily relied upon the finding so recorded in the order of the ld. AO and as rightly observed by the ld. CIT(A) that the explanation so furnished by the assessee are nothing but afterthought.36 ITA No. 1014/JP/2025
Alka Khandaka vs. ITO
9. In the rejoinder the ld. AR of the assessee submitted that the revenue has not doubted the value added records and when the purchases are doubted the addition canbe made in that section 69C and not under section 68 of the Act and to tax the sales proceeds even in all the details are available no efforts were made to verify the source of the cash deposited the assessee has proceduce all the records related to sales but the revenue without verifying that adding the purchase added the proceeds of the sales.
On this aspect of the matter he relied upon the decision cited in the written submission.
10. We have heard the rival contentions and perused the material placed on record. In the present appeal the assessee has taken two effective grounds challenging the addition of Rs. 44,61,000/- being the proceeds of the sale merely based on the statement of Shri Rambabu Samaria from the assessee has accounted the purchases and thereby the proceeds of the whole sales proceeds was added as unexplained credit. As these two grounds are interconnected we deal it appropriate to dispose it together.
The brief facts related to the dispute are that the assessee having filed here return of income her case was came up for scrutiny assessment under CASS. Required statutory notices were issued and the assessee has filed 37 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO the details as called for by the ld. AO. The assessee is engaged in trading business in gold jewellery in the name & style of her proprietorship concern M/s Alka Gems and also partner in M/s Raj Rattan Jewellers and Khandaka Sons Jewellers. For the year under consideration the assessee has declared total sales of Rs.80,54,292/- and declared net profit of Rs.
10,03,660/- and filed her ITR as per the provisions of section 44AD of the Act. In the assessment proceedings the ld. AO noted that the assessee has maintained bank account with United Bank of India, Jaipur bearing account No. 1666050004145 wherein she deposited a sum of Rs. 44,61,000/-
during the period 9.11.2016 to 30.12.2016. When the assessee was asked about the source of the money so deposited into the bank account the assessee submitted that it is the proceeds of the sales and in support the assessee filed the copy of the cash book, purchase bills, sales bills copies of the value added tax return and those record were also attached in the paper book filed by the assessee.
Ld. AO examined the written submission and evidence filed by the assessee. While verifying the details filed by the assessee he noted certain discrepancies in respect of explanation of sources of cash deposits and other related aspects. Ld. AO asked the assessee to furnish copy of purchase/sale bills for the period 1.4.2016 to 8.11.2016. In response 38 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO thereto, the assessee has furnished details of purchase / sales along with copies of bills. Those details were tabulated by the ld. AO vide page no 2 of this order. After examination of these details, summons u/s 131 were issued to the following concerns at the given addresses on 16.12.2019:-
a) Shri Ram Babu Sambharia, Prop. M/s Parijat International
b) Shri Puneesh Lodha, Prop. M/s Pragati Gems & Jewels
c) Shri Kamlesh Sharma Prop. M/s K S Jewels A summons was issued to M/s Parijat International which was served by the Inspector of ld. AO. The other summons could not be served and returned back by the Inspector of the ld. AO with his remarks. During the assessment proceedings, the statement of Shri Ram Babu Sambharia Prop. M/s Parijat International was recorded on oath on 17.12.2019 wherein he contended that he was serving as a delivery man on some flower shop on monthly salary of Rs. 13,500/- and has never ever dealt in jewellery business. He stated to have never filed ITR. Thus, the only alleged credit purchase also proved bogus. From the said statement of Shri Rambabu Sambharia, ld. AO taken a inference that that he was not engaged in the any business activities and the proprietorship concerned namely Parijat Enterprises was opened and operated in his name by some other person and he is not aware of the transactions made in this concern. Thus, the 39 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO purchases shown by the assessee from this party proved to be bogus. On 17.12.2019, notice u/s 133(6) was issued to Commercial tax department, Jaipur for providing details of VAT/Sales tax return for AY 2016-17 and KYC of following concerns:
a) Shri Ram Babu Sambharia, Prop. M/s Parijat International
b) Shri Puneesh Lodha, Prop. M/s Pragati Gems & Jewels
c) Shri Kamlesh Sharma Prop. M/s K S Jewells In the case of M/s Parijat International (TIN No.08574052608), the CTO, Jaipur has submitted that "this firm is closed on 31.3.2013. So it has no assessment after 2013-14. In the case of M/s Pragati Gems & Jewels (TIN No.08152259212), the СТО, Jaipur has submitted only KYC form. He has not submitted any return. In the case of M/s K S Jewels (TIN No.0884212515), the CTO, Jaipur has submitted the following:
"the registration of the firm M/s K S Jewels Tin 08842212515 was cancelled on 1.7.2014. Due to cancellation, the firm was not assessed for the FY 2016-17. Also no VAT return was filed by the dealer for the FY 2016-17 as per the dealer profile report on official web portal."
After examination of details filed, a show cause notice was issued on 18.12.2019 for seeking explanation on 20.12.2019 on the above issues as placed on record by the Assessing Officer. Assessee has filed reply / explanation on 19.12.2019 at portal. The ld. AO noted that the written submission filed by the assessee has been taken into consideration, but the 40 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO explanation furnished by the assessee were found not acceptable. Having noted so ld. AO noted that assessee has tried to substantiate the cash deposit by way of bogus purchases / sales and mislead the revenue and thereby he rejected the contention of the assessee as per para 8.1 to. 8.7 of his order and thereby he by invoking the provision of section 68 of the Act added a sum of Rs. 44,61,000/- in the income of the assessee.
When the matter taken up before the ld. CIT(A), he supported the order of the ld. AO and preponderance of probabilities and thereby referring to the case laws about the reliability of evidence of purchases and thereby he justified the action of the ld. AO.
As is evident from the record that while verifying the source of cash deposit ld. AO asked for the details of the sales and purchases. The assessee supported the sales proceeding by placing the records such as cash book, bank books, stock record, purchase and sales bill and also filed the records of the his value added tax return wherein the sales made by the assessee recorded and thereby we note that there is no finding of the ld.
AO that the proceeds of the sales accounted by the assessee can be doubted. But in fact he doubted the purchases made by the assessee. Be that it may so he could have added the same under section 69C of the Act but preferred to add the proceeds of the sales u/s. 68 of the Act. The bench 41 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO noted that the ld. AO while doubting the purchase of the three parties only one party he confronted a person he said that he was not aware. But the ld.
AO has not verified that in this case payment has been by an account payees and in two other cases no adverse finding recorded. Record reveals that while issuing notice u/s 133(6) to Commercial tax department, Jaipur details were called for the three parties and only persons statement was recorded. In the case of M/s Pragati Gems & Jewels (TIN No.08152259212), the СТО, Jaipur has submitted KYC form and no further action was taken and another case where the that party did not file the return on account of cancellation of their TIN number. So, it is not clear that parties were existing or not. Be that it may since the sales is not doubted by the ld. AO and turnover has already been accepted by the ld. AO and thereby the only issue is that whether the purchases made by the assessee are tainted as alleged. On the issue of tainted purchase, our Jurisdictional High Court in the case of Clarity Gold (P) Ltd. Vs. PCIT, CC-1, Jaipur [ 142 taxmann.com 421 ] held as under:
4. With reference to your observation with regards to submission of trading account for bogus transactions and real and genuine transactions we wish to reiterate as was submitted before the ADIT, Jaipur II; that you are kindly requested to first clarify to us as to what is meant by the term Bogus Bills, according to use a bill is a bill.
4.1 A business man during the course of his business purchase the goods locally or from foreign parties mainly on credit. All such parties are income tax assessee (PAN is allotted by the income tax Department) and Sales tax assessee (TIN is allotted by the Sales tax Department). As a businessman we are supposed to 42 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO know the products we are buying, the terms for which the goods are sold and also do a reasonable check on the parties who are supplying the products. Our checks are based on PAN issued by the income tax department and TIN issued by the Sales tax Department. We do not have the infrastructure nor have the power to investigate the parties who are supplying us the goods. What else are we supposed to gather from the parties? That is not the intention of the income tax Act and if that were the case then how one will conduct the business? If you as an official of the income tax Department do not own upto the parties to whom you have issued PAN then it is not the fault of the businessmen. Entire issue of bogus bill being raised by you time and again as instilled fear in the minds of the businessmen and in turn it is leading to collapse of the trade in city of Jaipur. 4.2 Even the banker has to be satisfied when one opens a bank account, identity is obtained, complete particulars are obtained, all payments are by account payee cheques and this fact can be verified from both the banks by you. 4.3 The goods and the bills are procured from the registered sellers. All the goods purchased have been entered in the stock register maintained by the company. Entire payment towards the purchase of such goods have been made by way of an account payee cheque issued by the assessee to the concerned purchasers. The goods are subsequently sold as it is in the same shape, size and weight or after mixing it with other lots. Entire goods that are sold subsequent to purchase are supported by the sales bills issued to the customer and gods so sold are entered in the stock register maintained by the assessee appellant. Payments towards such sales have come from through proper banking channel in the account of the assessee. Profits from such sale have been duly disclosed in the books of accounts. All provisions of Sale of Goods Act have been accomplished in these transactions.
5. With regards to the alleged statement of Sh. Raghu Dutt Tiwari; accountant at Silver Star, we wish to submit that we have been provided computerized copies of the statements goods of Sh. Raghu Dutt Tiwari. It is requested to provide complete hand written certified copy of the statements recorded of Sh. Raghu Dutt Tiwari instead of a typed copy. The papers given by you do not even bear signatures of Sh. Raghu Dutt Tiwari-it has no evidentiary value. 5.1 It is also submitted that the statements of Sh. Raghu Dutt Tiwari were recorded under duress; he was pressured to sign on the dotted lines. He was subjected to physical harm by the officers of the department. The statements were recorded beyond the powers granted as per provisions of section 132 and section 133A. The statements so recorded have no sanctity in the eyes of law and is illegal and deserves to be ignored. Copy of affidavit duly notarized by Sh.
Raghu Dutt Tiwari on 19.6.2009 and submitted before the District Magistrate and copy of which is already with the income tax Department is enclosed herewith which will clarify our submission."
19.1 Vide letter dt. 9.8.2011, the A/R further submitted his arguments as under:-
Without prejudice to what has been submitted earlier and without admitting what has been stated earlier with reference to the purchase made by the assessee as well as sales made by the assessee over the years, we further submit that the employees or/and other persons clearly have stated in their statements that 43 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO purchases or/and sales in the following units are genuine, fool proof, verifiable and not tainted:
Jewellery Unit.
Nizami Unit.
Mumbai Division Thus, as far as these units are concerned they have to be treated to have been properly accounted for are genuine, not tainted, are fool proof and all purchases/sales in these units deserve to be accepted as such and no addition is required to be made as far as these units are concerned. For other units also, we have already explained that no addition is required to be made as all sales are vouched, detailed, verifiable and mainly on credit and all purchases so made have been made by A/c Payee Cheques and all payments relating to sales have been received by the assessee by A/c Payee Cheuqes. Further verification can be made from the income tax Assessments, Sales Tax Assessment and from Banks directly.
In view of the above facts and circumstances and earlier letters, no addition is required to be made treating the purchases or/and sales as bogus/tainted in all the units.
Further if you so rely on the statement of Sh. K.K. Ameriya, Sh. Raghu Dutt Tiwari or/and other persons then certainly the assessee has a right to cross examine these persons as they have stated wrongly under coercsion, under pressure and threatening given by the various officers during the course of the search. The statements were recorded when these persons were not in a proper physical and mental state of mind. These are self statements and unless right to cross examine is permitted, they cannot be relied upon by any stretch of imagination. They may state all along wrong things but that wrong things cannot be made good unless they so at the time of cross examination. It is settled opposition of law by various judgments of the Hon'ble Supreme Court of India which is the Law of the land that addition cannot be made merely saying so by one person against another unless in cross examination also one says the same thing or otherwise. One has to weight in what circumstances statements were given. When all the purchases are by proper bills from income tax assessees, Sales tax assesses, payments are by A/c Payee Cheques, when sales are too by proper bills to income tax assessees, Sales tax assessees and payments are by A/c Payee Cheques, there was no occasion for Sh. K.K. Ameriya, Sh. Raghu Dutt Tiwari or/and other persons to say that the sales/purchases are bogus, not genuine, not tainted. On the face of these overwhelming evidence none would say to be bogus or tainted or non genuine unless one is threatened of dire consequences or on coercion, pressurizing tactics or otherwise. We have already submitted that the same Sh. K.K. Ameriya immediately after the search gave an affidavit voluntarily duly notarized which was submitted before the Judicial Authorities that he had and his family members were threatened, he and other 44 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO employees were manhandled and that whatever has been stated in the so called statements were not given by him, were written by the authorized officers on their own and without reading or writing he was asked to sign on the dotted lines at odd hours in the late night. Similar has been the Affidavit of Sh. Raghu Dutt Tiwari also. We have already placed on record the Affidavits of both these persons alongwith our letter of August 5, 2011. We strongly rely on these. On the face of it, these are after the alleged statements if any and therefore whatever has been stated on oath by them has to be accepted rather than what they had stated earlier under threat, coercion or pressurizing tactics. It is in the light of these facts that we again request you to provide right to cross examine of the persons who say otherwise/adversely other than, what is apparent on record. One may be a Director or an employee but if coercive measures are used one may not withstand atrocities committed by the officers & can write whatever one wishes & sign on the dotted lines. It is on record that pressurizing tacks were used employees were manhandled, were not permitted to eat properly, meet family members, sleep properly and threatened. We again submit that it is merely a bold statement by them and deserves to be ignored or it has no evidentiary value.
25. Since books of accounts were not complete on the date of search exact stock as per books on the date of search could not be worked out neither in terms of value nor quantitatively. However, it was seen that the assessee furnished details of stock statement as on 30.4.2009 to State Bank Indore. This stock statement was obtained and it was found that on 30.4.2009 the company was having stock of Rs. 295567819. Thus as on 30.4.2009 the book stock was of Rs. 29.55 crores.
Taking this stock in to consideration there was a deficiency of stock of more than Rs. 75.03 crores as one the date of search. The difference in stock has not been explained by the assessee. In post search proceedings the assessee was specifically asked vide letter dt. 16.7.2009 to reconcile the difference in stock found and submitted to bankers but it has totally failed to reconcile the same. Even in the present asstt. Proceedings and it has not bear satisfactorily explained. A very general and vague reply has been filed by the A/R vide letter dt. 5.8.2011. Contentions raised in para 12 of letter dt. 5.8.2011 reproduced above are not tenable as the valuation was done by the experts, in the presence of assessee's employees dealing/managing the affiars on the date of search/seizure, no objection of any nature were raised by the employees at the time of search or just after the search. Now challenging the valuation on frivolous grounds is only an after though and just too devoid the investigation. Even the assessee has not been able to produce correct quantification and valuation after search, if it was of the view that valuation made by the search party was faulty or incorrect. It may further be seen that assessee itself admits that there is vast different in rate of items of one category and under such circumstances if assessee itself was not possible to quantify and value the goods, the figures of stock and sale/purchases in trading accounts are admittedly not subject to proper verification deficient stock found clearly proves that either fake purchase bills are introduced so as to increase the stock or the sales are reduced. The submission of Sh. K.K. Ameriya again comes in to the picture that stock statements are 45 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO inflated by way of showing bogus purchases, debtors and turnover. This fact is conclusively proof of incorrectness of books of accounts and trading results of the company.
7. Thereafter, the CIT(A) has reproduced the finding recorded by the AO which we have already discussed.
8. He also taken us to the submissions made by the appellant before the CIT(A) in para no.5.2 which reads as under:--
5.2 The AR of the appellant has contended as under:--
The additions made by the Learned Assessing officer in the trading account are assailed as under--
Business of the assessee-The assessee is a company and engaged in the business of manufacturing and trading of gem stones. The company has separate main four units working at different locations in Jaipur besides other branches at Mumbai and other places in various parts of India. Separate books of accounts are maintained for these units. The four units working at Jaipur are named as Gem Unit, Silver Star Unit, Jewellery Division and Nazami Division. Complete books of accounts have been maintained during the course of business. The assessee is maintaining all the books of accounts including cash book, bank books journal book, Ledger bills & voucher along with their supporting as prescribed U/s 44AA of the Income Tax Act, 1961. The books of accounts are maintained on mercantile system of accounting. The books of accounts are audited u/s 44AB of the Income Tax Act, 1961 and audit report was submitted along with the return of income. The auditors have not made any adverse remarks regarding the maintenance of the books of accounts. During the course of assessment proceedings all these books was pointed out. In view of this the Learned Assessing Officer was not justified in rejecting the books accounts.
BCTT survey results not provided to the assessee-
In the assessment order the Learned Assessing Officer has referred to surveys conducted by BCTT wing of the department in Financial Year 2007-08 it is mentioned in the assessment order that during the course of surveys it was gathered that assessee was obtaining bogus bills and Vijay Group and Lalwani Group. Before completing assessment the Assessing Officer has not provided either the results of surveys or the statement of Shri Anil Kumar Lalwani and Others so that assessee could furnish his defense. Hence when the material used by the Assessing Officer was not provided to be assessee, the assessment proceedings become bad in law.
In turnover of bogus purchase and sales the margin is Nil--
In the entire assessment order the main thrust of the Learned 46 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO Assessing officer is on the issue of bogus voucher of purchase and sale. In this regard statements of Shri K.K. Ameria, Shri Raghu Dutt Tiwari and Shri Pawan Kumar Khandelwal have been quoted at length. The assessee has already challenged the veraity of these statements in as much as these were recorded under threat and duress. In any case the gist of the statements is that bills of purchases (bogus) were obtained after making payment of commission from 65 paise to rupee 1. (Page 22 of the assessment order where statement of Shri Raghu Dutt Tiwari is reproduced). Similarly the assessee also got a similar COMMISSION on issuing such bogus sale bills. In other words the assessee was not earning anything in the process of obtaining bogus purchase vouchers and issuing sale vouchers. The only benefit which the assessee derived was banking credit facility on the basis of increase turnover. This finds support from the statement of Shri K.K. Ameria relied upon by the Learned Assessing Officer. This is quoted in para 7 on page 2 of the assessment order. The assessee could increase his turnover in the process of alleged bogus purchase vouchers and bogus sale vouchers. Therefore the entire exercise of the Learned Assessing Officer which suggests that assessee earned in the aforesaid process of bogus vouchers. The Learned Assessing Officer has not conducted any post search inquiries which may also support the finding of the Learned Assessing Officer of earning higher profits by the assessee by way of obtaining bogus purchase vouchers and issuing bogus sale vouchers. Thus there was no justification of the Learned Assessing Officer for taking u/s 153 in the case and subsequently completing the assessment by making addition of Rs.
1,02,92,954/-.
Sunjay Oil Case Industries v. CIT 10 DTR 153 (Guj.) case is not applicable--
The Learned Assessing Officer has referred the aforesaid case law on page no.36 of the assessment order. It is submitted that the ratio of this case has not been found applicable in the case of the assessee in Assessment Year 2006-07 wherein addition was made by disallowing 25% of the bogus purchases to the tune of Rs. 5.40 crores. In the first appeal itself the Learned CIT(A) directed for applying GP rate of 8.5% as against 7.40% disclosed by the assessee. It is further submitted that as mentioned by the Learned Assessing Officer in the assessment order on page no.36 that in Assessment Year 2005-06 the issue of bogus purchases cropped up and the Learned Assessing Officer has applied GP rate of 13.2% as against GP rate of 12.72% disclosed by the assessee. This GP rate was subsequently reduced by the Learned CIT(A) to 13%. The Hon'ble ITAT later on sustained addition only of Rs. 1,00,000/- against a turnover of Rs. 14,26,09,000/- meaning thereby the GP rate was increased only 0.07%. In other words as against GP rate disclosed 12.72% GP rate applied was 47 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO 12.79%.
In view of the above facts the GP rate for the Assessment Year 2005- 06 virtually stood accepted by the Hon'ble ITAT despite rejection of books of accounts. In these circumstances no addition was warranted during the year under consideration also.
History of the case is the best guidance- As discussed in the forgoing para in the Assessment Year 2005-06 the Hon'ble ITAT has accepted the GP rate of 12.79% in the case of the assessee as against disclosed GP rate of 12.72%. This means that despite rejection of accounts on the ground of bogus purchase bills only an addition of Rs. 1 Lac was sustained. The facts and circumstances of the case, the nature of business is same in the year under consideration and is identical to Assessment Year 2005-06. The GP rate is higher being 16.08%. Hence there was absolutely no justification for making any addition. Further the Learned CIT(A) has also accepted the GP rate of 8.5% in Assessment Year 2006-07 in the same set of circumstances. Considering these facts which constitute the history of the case no addition is called for in the year under consideration. No basis of application of GP rate of 17%- It is further submitted the entire facts for the Assessment Year 2005-06 and 2006-07 have been discussed by the Learned Assessing Officer in the body of the assessment order on page 36. In these assessment Year the GP rate accepted by the department is 12.79% in Assessment Year 2005-06 and 8.5% in Assessment Year 2006-07. Despite all this the Learned Assessing Officer has applied GP rate of 17% without bringing any additional material on record. No comparable case has been cited. In view of this the trading addition made by the Learned Assessing Officer deserves to be knocked down. The following table reflects the trading results of the assessee in Assessment Year 2006- 07 to 2010-
11.
A.Y. Turnover Gross G.P. Remarks
Profit Rate
2006-07 546642847 40452067 7.40% 8.5%
applied
by the
Learned
CIT(A)
2007-08 687479941 58148440 8.45%
2008-09 977758373 94661850 9.68%
2009-10 103062727 140129208 13.59%
1
2010-11 154038479 15893587 10.31%
The persual of the aforesaid table reveals that the result shown in Assessment Year 2010-11 is better in comparison to earlier years. The GP rate disclosed is 48 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO better in comparison to that upheld by the ld. CIT(A) in A.Y. 2006-07 of 8.5%. No addition is Decision of ITAT in assesses's own case in assessment year 2005-06 to 200-10.
The Hon'ble ITAT in ITA No.245/JP/2013 to 249/JP/2013 has deleted the entire addition made under the similar facts and circumstances therefore the issue of the appeal is squarely covered in favour of the assessee.
9. He contended that tribunal has committed serious error in not appreciating the argument advanced by the appellant in para no.5.5 before the CIT(A) which reads as under:--
5.5 The appellant was again given a show cause u/s 251(2) of the IT Act, 1961 as to why not the income be enhanced by applying a GP rate of 15% (as upheld by Hon'ble ITAT in the recent cases) on stock deficiency of Rs. 15,03,42,985 after treating the same as unaccounted sales.
10. Counsel for the appellant has taken us to the observations made by the tribunal which according to the appellant are contrary to law.
11. He also taken us to the paper book where complaints have been lodged on 22.6.2009 & 26.6.2009. Again, he has also taken us to the different correspondence entered either by him or counsel for the assessee dt. 25.5.09, again by one of the Director dt. 25.5.2009 and One Sh. Shiv Shanker Gupta on 25.5.2009, by counsel on 26.5.2009 and two letters dt. 27.5.2009, thereafter, by Director of Clarity Gold dt.3.6.2009, another letter of Sh. Shiv Shanker Lal Gupta dt. 3.6.2009. He contended that again compliant was lodged on 12.12.2013 and has also produced affidavit of different Directors namely Kushi Kumar, Raghudutt Tiwari, Roshan Meena, Pawan Khandelwal & Pankaj Khandelwal.
12. Taking into consideration, he contended that the tribunal has committed serious error in dismissing the appeal of the assessee. He further contended that the notice issued u/s 251 was replied by the assessee despite, the same was not considered by tribunal.
13. Counsel for the appellant has relied upon the decision of Gujarat High Court in CIT v. President Industries [2002] 258 ITR 654/124 Taxman 654 wherein it has been held as under:--
2. The Assessing Officer made the addition of the entire sum of the said undisclosed sales as income of the assessee for the asst. yr. 1994-95. The additions on account of undisclosed sales was affirmed by the CIT(A) to the reduced sum of Rs. 28,35,883. On further appeal the Tribunal found that the entire sale could not have been added as income of the assessee for the assessment year in question but only to the extent the estimated profits embedded in the sales for which the net profit rate was adopted entailing addition of income on the suppressed amount of sales. The Tribunal also found that there is no material on the record to suggest that the assessee made any investment outside books of accounts to make alleged unaccounted sales in respect of the aforesaid appellate order. The applicant made an application under s. 256(1) for referring the aforesaid two questions said to be arising out of Tribunal's order.
3. Having perused the assessment order made by the AO, the order made by the CIT(A) and the Tribunal, we are satisfied that the Tribunal was justified in rejecting the application under s. 256(1). It cannot be a matter of an argument 49 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO that the amount of sales by itself cannot represent the income of the assessee who has not disclosed the sales. The sales only represented the price received by the seller of the goods for the acquisition of which it has already incurred the cost. It is the realisation of excess over the cost incurred that only forms part of the profit included in the consideration of sales. Therefore, unless there is a finding to the effect that investment by way of incurring cost in acquiring goods which have been sold have been made by the assessee and that has also not been disclosed. In the absence of such finding of fact the question whether entire sum of undisclosed sale proceeds can be treated income of the relevant assessment year answers by itself in negative. The record goes to show that there is no finding nor any material has been referred about the suppression of investment in acquiring the goods which have been found subject of undisclosed sales.
4. We are, therefore, of the opinion that no question of law which requires to be referred to this Court arise out of Tribunal's appellate order. The order of Tribunal under s. 256(1) is not erroneous in reaching such conclusion. 13.1 Another decision of Rajastha High Court in CIT v. Laxmi Engg. Industries [2009] 308 ITR 279 wherein it has been observed as under:--
After a review of all the judgments cited at the bar, we are of the view, that of course, in Coimbatore Spinning & Weaving Co.'s case it has been observed, that the alleged practice showing inflated figure to the bank is not recognised in commercial circles or by court, and the Tribunal is not expected to take judicial notice of such substandard morality, but then, the plethora of judgments cited on the side of the assessee, do clearly show, that there can be circumstances, where there may be difference in the quantity of stock, as appearing in the balance sheet, and as appearing in the hypothecation made to the bank, and that if there is any explanation coming forward for the discrepancy, then the addition need not be made, and that, sufficiency or reliability of the explanation, offered by the assessee, is a question of fact, and the findings thereon, as recorded by the learned Tribunal, cannot be interfered with by the High Court, as it does not give rise to any substantial question of law. With this, so far as the case in hand is concerned, it stands at much higher footing, inasmuch as positive finding of fact has been recorded by the learned Tribunal, which may be repeated by us, being as under:
...Besides, we find that the AO had not been able to point out any discrepancy in the quantity of stock hypothecated to the bank and the quantity of stock as per books of accounts.
In our view, on the face of this finding, even if there is some difference in the valuation of the said quantity of the stock in the balance sheet, as against the valuation shown in the bank, it cannot be said to be resulting into any income from undisclosed sources, coming to the assessee, capable of being added in his income.
14. In our considered opinion, the tribunal while considering the matter has not committed any error in confirming the order of both the authorities by holding as under:--
50 ITA No. 1014/JP/2025Alka Khandaka vs. ITO
19. We have heard the rival contentions and perused the material available on record. The ld. CIT(A) noted that during the course of search conducted at the premises of the assessee company, a number of incriminating documents were found pertaining to unaccounted sales, purchases and expenses of the business.
It was further noted by the ld. CIT(A) that the assessee has admitted in the course of statement recorded during the course of search that total sales of all the units during FY 2008-09 was around Rs. 107 crores and the declared turnover was only around Rs. 10.36 crores. Further, ld. CIT(A) refers to the order of the AO and stated that the appellant has suppressed the turnover of the business substantially as may be seen from para 22 of the assessment order. It was further noted by the ld. CIT(A) that AO has accordingly rejected the book results declared by the appellant. It was further noted from the order of the AO that books of accounts were found to be not complete on the date of search and as per the stock statement as on 30.04.2009 filed by the appellant with the State Bank of Indore, the value of stock as on 30.04.2009 was Rs. 29,55,67,819/- and as against this, the actual stock found at the time of search on 20.05.2009 was Rs. 14,52,24,834/-. A specific show cause notice was issued to the assessee as to why the GP rate of 15% as held by the Tribunal in case of Anuj Kumar Varshney and others should not be applied on the above undisclosed turnover of Rs. 15,03,42,985/-. It was held by the ld. CIT(A) that inspite of appropriate opportunity given to the assessee at the stage of assessment and even during the course of appellate proceedings, the assessee has failed to reconcile the differences in the value of stock found at the time of search and the stock as per books a copy of which had been filed with the bank. It was further held by the ld. CIT(A) in the absence of any tangible evidence being filed by the assessee, the only logical and rational course of action available would be to treat the differences in the value of stock of Rs. 15,03,42,985/- as turnover which has not been accounted for in the regular books of accounts. It was held by the ld. CIT(A) that the said position would be consistent with the statement given by the appellant at the time of search and also with the documents found at the time of search relating to concealment of turnover, purchases etc. It was further held by the ld. CIT(A) that where the explanation of the assessee is accepted that the stock found at the time of search was correct and was in accordance with the books of accounts, then it means that the statement of stock filed with the bank was not correct. It also leads to believe the value of stock shown in the statement was inflated and the appellant become liable for perpetrating a financial fraud on the bank. Accordingly, it was held by the ld CIT(A) that the only conclusion which emerges out of the above discussion is that the unaccounted turnover of Rs. 15,03,42,985/- has been made by the assessee during the period under consideration. The ld. CIT(A) thereafter applied GP rate of 15% on such unaccounted turnover following the decision of the Co-ordinate Bench in case of Anuj Kumar Varshney and others.
20. It is not in dispute that the assessee is found involved in accounting for both bogus purchases and bogus sales as well as there are unaccounted purchases and unaccounted sales as per the documents found and seized during the course of search. In the statement recorded during the course of search, the 51 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO director of the assessee company has admitted that during the FY 2008-09, total sales are of Rs. 107/- crores as against recorded sales of Rs. 10.36 crores in its books of accounts and the fact that the said amount of Rs. 107/- crores has been brought to tax during the FY 2008-09 relevant to assessment year 2009-10. For the year under consideration, the quantification of undisclosed turnover has been determined by comparing the value of the physical stock as on the date of search i.e., 20.05.2009 and as per the stock statement submitted by the assessee with the State Bank of Indore on 30.04.2009. Given that the books of accounts were not complete as on the date of search, exact stock as per books on the date of search could not be worked out neither in terms of value nor quantitative tally. In post search proceedings and during the assessment and appellate proceedings as well, the assessee has failed to reconcile the same and offer any satisfactory explanation. Regarding valuation of such stock at the time of search, the AO has held that "the valuation was done by the experts, in the presence of assessee's employees dealing/managing the affairs on the date of search/seizure and no objection of any nature were raised by the employees at the time of search or just after the search. Now challenging the valuation on frivolous grounds is only an afterthought and just too devoid the investigation. Even the assessee has not been able to produce correct quantification and valuation after search, if it was of the view that valuation made by the search party was faulty or incorrect." The said findings of the AO remain uncontroverted before us and we do not see any justifiable reason to interfere with the same. Hence, it was held by the AO that there was deficiency of stock of Rs. 15.03 crores. As per Assessing Officer, deficiency of stock so found clearly proved that either fake purchase bills are introduced so as to increase stock or the sales are reduced. The AO also referred to the statement of Shri K. K. Ameriya wherein he has stated that stock statements are inflated by way of showing bogus purchases, debtors and turnover. As per the Assessing Officer, it is conclusive proof of incorrectness of books of accounts and trading results of company. Hence the books of accounts and trading results were rejected by the AO. The AO thereafter applied G.P rate of 17% on declared turnover of Rs 15,40,38,479. It is here that the ld CIT(A) has stepped in and in our view, rightly so, where he figured out a seemingly apparent mistake in the final determination of quantum of turnover by the AO for the purposes of estimating the gross profits. As per ld. CIT(A), in absence of necessary reconciliation and any credible evidence filed by the assessee, the only logical and rational course of action would be treat the difference in the value of stock as unaccounted turnover which has not been accounted in the regular books of accounts. Based on material available on record, we agree with the findings of the ld CIT(A) that there is an unaccounted turnover which has not been disclosed by the assessee. However, we find that the ld CIT(A) has determined the unaccounted turnover by comparing the stock statement as on 30.04.2009 filed by the appellant company with the State Bank of Indore which discloses the value of Rs. 29,55,67,819 and the actual stock of Rs. 14,52,24,834/- found at the time of search on 20.05.2009. For the period April 2009 to March 2010 which includes the period starting 30.04.2009 and ending 20.5.2009, the assessee has disclosed a turnover of Rs 15,40,38,479.
52 ITA No. 1014/JP/2025Alka Khandaka vs. ITO Accordingly, the assessee shall be eligible for credit of disclosed turnover for the period starting 30.04.2009 and ending 20.5.2009 which comes to Rs 88,62,487 by evenly distributing the declared turnover over a period of 12 months. Accordingly, the undisclosed turnover in the hands of the assessee company comes to Rs 14,14,80,498 (Rs 15,03,42,985 less 88,62,487).
15. In our considered opinion, the tribunal while considering the matter has rightly observed that either the bills are mainpulated so as to increase stock or the sales has been reduced.
16. In that view of the matter, the view taken by the authorities is just and proper. Therefore, no substantial question of law arises.
17. Hence, the appeals stand dismissed.
As is clear from the record that the ld. AO and the ld. CIT(A) doubted the purchases only and thereby being no doubt on the sales made by the assessee and thereby the following the ratio of the above binding precedent we hold that the assessee has already disclosed profit under presumptive taxation at 12.46 % and thereby we held that instead of that 12.46 % profit, the profit @ 15 % be estimated so as to cover up any price escalation on the issue of tainted purchase as trading addition reducing profit already disclosed. Based on these observations ground no. 1 & 2 raised by the assessee are allowed in part. Ground no. 3 being general and does not require our finding.
In the result, the appeal of the assessee is partly allowed.
Order pronounced in the open court on 16/10/2025.
53 ITA No. 1014/JP/2025 Alka Khandaka vs. ITO Sd/- Sd/- ¼ Mk0 ,l- lhrky{eh ½ ¼ jkBksM deys'k t;UrHkkbZ ½ (Dr. S. Seethalakshmi) (Rathod Kamlesh Jayantbhai) U;kf;d lnL;@Judicial Member ys[kk lnL;@Accountant Member Tk;iqj@Jaipur fnukad@Dated:- 16/10/2025 *Ganesh Kumar, Sr. PS
vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:
1. The Appellant- Alka Khandaka, Jaipur
2. izR;FkhZ@ The Respondent- ITO, Ward 1(2), Jaipur
3. vk;dj vk;qDr@ The ld CIT
4. vk;dj vk;qDr¼vihy½@The ld CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No. 1014/JP/2025) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar