Citation : 2017 Latest Caselaw 7314 ALL
Judgement Date : 27 November, 2017
HIGH COURT OF JUDICATURE AT ALLAHABAD A.F.R. Reserved Court No. - 4 Case :- INCOME TAX APPEAL No. - 20 of 2017 Appellant :- Pandit Vijay Kant Sharma Respondent :- Commissioner Of Income Tax,Moradabad Counsel for Appellant :- Suyash Agrawal,Uttam Singh Counsel for Respondent :- C.S.C.,Ashish Agarwal,Manu Ghildyal Hon'ble Abhinava Upadhya, J.
Hon'ble Ashok Kumar,J.
(Delivered by Ashok Kumar, J.)
The present appeal is filed by the assessee against the order dated 12.1.2007 and the impugned order of the ITAT dated 24.4.2009 passed in ITA No. 3391/D/2004 for the assessment year 2001-02. Initially, this appeal has been filed as defective appeal No. 143(D) of 2010. After the removal of the defect the appeal has been numbered as regular appeal No. 20 of 2017. During the aforesaid period the appeal was dismissed for want of prosecution, however, the restoration application has been allowed vide order dated 12.2.2016 and it is only on 24.3.2017 the appeal is admitted on question Nos. 3 and 5 as raised in the memo of appeal.
The coordinate bench has admitted the appeal on question No.3 and 5, which are quoted hereinbelow :
"3. Whether the Tribunal could have ignored the findings recorded by the First Appellante Court to come to a different conclusion that the assessee had failed to discharge the burden of explaining the gift, when the identity of the donors was duly proved, more so when the donors are the Income Tax Payee and their return of income was accepted by Assessing Officer in the assessment coupled with the fact that the gift was made through bank account of the donor.
5. Whether when the return of Income of the donors was accepted by department the receipt of gift could be treated as income is hands of assessee HUF, more so when no care of unexplained investment was registered against the donors and when proceedings u/s 143 (I)/148 of E.C. Act were decided in donors favour?."
The brief facts of the case are that the appellant has filed the return of income showing the total income of Rs.4,89,385/-. The return of the assessee was processed under Section 143(1) of the Income Tax Act 1961 (hereinafter referred to as 'Act'). The case of the assessee was selected under scrutiny and accordingly, a notice under Section 143(2) and 142(1) of the Act along with questionnaire was issued and served.
In response to the notices the assessee has participated in the proceedings and has filed the details. The assessing authority has noticed that the assessee has shown receipts that gift in the statement of incoming and outgoing details. For the ready reference the relevant extract of the aforesaid statement of receipts of gifts is quoted hereinbelow :
Sl. No.
Name of the donor
Amount
Smt. Drodi Devi
Rs.10,00,000/-
Veer Pal Singh
Rs.1,01,000/-
Surendra Sahai
Rs.2,01,000/-
Raju Sharma
Rs.2,00,000/-
Phool Singh
Rs.2,00,000/-
Munish Chandra
Rs.2,00,000/-
Total
Rs.19,02,000/-
It is noticed by the assessing authority that the appellant has simply filed the copy of the statement of incoming and outgoing of the gifts. It is further noticed that Smt. Dropati Devi has shown the opening cash balance in hand is on 1.4.2000 as Rs.9,32,000/- and the receipt from the sale of potato has been shown as Rs.4,40,960/-. Out of the aforesaid amount Smt. Dropati Devi has gifted a sum of Rs.10,00,000/- (Ten Lacs) to the appellant/assessee. It is also noticed by the assessing authority that Smt. Dropati Devi expired on 11.7.2002 as per death certificate placed by the assessee/appellant. The copy of the return of Smt. Dropati Devi is also placed by the appellan claiming that the return on behalf of the late Dropati Devi has been filed by the legal heirs on 19.5.2003 (much after the death of Dropati Devi) showing the total income of Rs.1,03,432/-.
On enquiry by the assessing authroity it is found that late Dropati Devi in her saving bank account deposited very petty amount throughout during the period 11.8.1998 till 4.6.2000. However, it is noticed that on 3.10.2000 a sum of Rs.10 lacs has been deposited by Smt. Dropati Devi in her saving bank account as cash. This cash deposit of Rs.10 lacs has been deposited at one time on the same date namely on 3.10.2000 and the same is withdrawn on the same day, which is gifted to the appellant at once.
With regard to other gifts the assessing authority has noticed that the creditworthiness of the donors was totally doubtful and in this regard the notices were sent to the alleged donors through the registered post but envelop containing the notice has been received back with the report "not known". Subsequently, the income tax inspector attached with the office of the assessing officer has been deputed to get the notice served, who has reported that there are no such persons namely Veerpal Singh and Sundar Sahai on the giving address.
In view of the aforesaid report, the assessing authority has observed that there are no persons as claimed who has gifted the money and therefore, the assessing authority reached to the conclusion that the gifts are not genuine as such has rejected the claim.
With regard to the other persons namely Munees Saxena, the assessing authority has reached to the conclusion that though he has shown that the amount was given by the crossed check of an amount of Rs.2,00,000/-, it is transpired that the same was credited in the appellant's account by transfer and it is not by clearing. Thus the fact clearly indicates that the admission by the Munees Saxena is different than the actual transaction.
Similarly the creditworthiness of other persons namely Phool Singh and Raju Sharma were also disbelieved by the assessing authority as the gifts were not found genuine as such the same were unexplained deposit of the appellant and accordingly the assessing authority vide its order dated 29.3.2004 has added the said amount as cash credits under Section 68 of the Act for the assessment year 2001-02 in the hands of the appellant.
Aggrieved by the order of assessment an appeal has been filed by the assessee before the CIT (Appeals). The CIT (Appeals) vide order dated 6.5.2004 has allowed the appeal and has deleted the addition made by the assessing authority under Section 68 of the Act.
Aggrieved by the order of the CIT (Appeals) the department has preferred an appeal before the ITAT which has been registered as ITA No. 3391/Del/2004, which has been allowed in part by the ITAT. The ITAT has observed in its judgment in para 13, which is quoted hereinbelow :
"In the instant case from the order of the Assessing Officer, it is clear that the assessee has failed in establishing the creditworthiness of the donors, occasion for making the gifts and why and donors who were strangers and not men of means gifted such huge amounts to the assessee HUF out of love and affection. Accordingly, we hold that the CIT (A) without examining these aspects in the instant case of the assessee in his order has wrongly deleted the impugned amount received by the assessee as gifts and, therefore, the order of CIT (A) in this regard is set-aside and order of Assessing Officer making the impugned addition of Rs.19,02,000/- is upheld. Ground Nos. 1,2 and 3 of the revenue's appeals is allowed."
We have heard learned counsel for the appellant and learned counsel representing the revenue.
We have noticed that the unexplained deposits a huge amount of Rs.19,02,000/- allegedly/stated to have been received as gift by the appellant. The assessing authority has examined the alleged gifts by calling for the record from the bank namely relevant passbooks as well as has also issued the notices to the persons allegedly gifted the money to the appellant. The assessing authority has concluded that the gifts were not found genuine as the donors were very petty persons having no source to gift such a heavy amount to the appellant. The assessing authority has further inquired into the matter with regard to the gift of Rs.10 lacs by Smt. Dropati Devi and it is found that the return of about one lac has been filed by the heirs of the alleged donor Dropati Devi after a gap of about 10 months from her death.
According to the assessing authority it is clearly a case of 'cash credit' and the same therefore, is covered under Section 68 of the Act.
We have noticed and perused the orders passed by the assessing authority as well as the impugned order of the Tribunal and we find that there is no illegality in coming to the conclusion that the present case is fully covered within the parameter of Section 68 of the Act.
Learned counsel for the appellant has partly accepted that the appellant has not adduced any evidence with regard to the alleged gifts by different persons whose creditworthiness was doubted by the department, however, he has submitted that so far as the gift by Smt. Dropati Devi for a sum of Rs.10 lacs. is concerned, there is some material which suggests that the said amount has been gifted by Smt. Dropati Devi to the appellant.
On the other hand, the learned counsel for the revenue has assailed the orders passed by the assessing authority as well as by the Tribunal.
We see no error in the order of the ITAT and the findings recorded by the ITAT are concluded by finding of fact, hence we decline to interfere in the matter.
The appeal, therefore is dismissed.
Order Date :- 27.11.2017
S.S.
.
(Ashok Kumar, J.) (Abhinava Upadhya, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!