Citation : 2025 Latest Caselaw 685 Cal/2
Judgement Date : 1 August, 2025
ITAT NO. 4 OF 2025
REPORTABLE
2025:CHC-OS:136-DB
IN THE HIGH COURT OF JUDICATURE AT CALCUTTA
SPECIAL JURISDICTION (INCOME TAX)
ORIGINAL SIDE
RESERVED ON: 28.07.2025
DELIVERED ON:01.08.2025
CORAM:
THE HON'BLE THE CHIEF JUSTICE T.S. SIVAGNANAM
AND
THE HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
ITAT/4/2025
(IA NO: GA/2/2025)
PRINCIPAL COMMISSIONER OF INCOME TAX - 2, KOLKATA
VERSUS
MINTO PARK ESTATES PRIVATE LIMITED
Appearance:-
Mr. Aryak Dutta, Sr. Standing Counsel.
Mr. Amit Sharma, Adv.
.....For the Appellant.
Mr. Abhratosh Majumder, Sr. Adv.
Mr. Avra Mazumder, Adv.
Ms. Alisha Das, Adv.
Mr. Soumen Bhowmik, Adv.
Mr. Samrat Das, Adv.
Ms. Elina Dey, Adv.
.....For the Respondent.
Page 1 of 22
ITAT NO. 4 OF 2025
REPORTABLE
2025:CHC-OS:136-DB
JUDGMENT
(Judgment of the Court was delivered by T.S. Sivagnanam, CJ.)
1. This appeal has been filed by the revenue under Section 260A of the
Income Tax Act, 1961 (the Act) challenging the order dated April 10, 2024
passed by the Income Tax Appellate Tribunal "A" bench, Kolkata (tribunal)
in ITA No. 1276/Kol/2023 for the assessment year 2012-2013. The revenue
has raised the following substantial questions of law for consideration:-
1) Whether the Learned Tribunal has committed substantial error in law in deleting the addition of Rs. 1,10,00,000/-
made by the Assessing Officer under Section 68 of the Income Tax Act, 1961 on account of share capital/premium as unexplained cash credit despite the respondent assesse failing to establish the genuineness of the transactions as well as identity and creditworthiness of the share subscribers?
2) Whether the Learned Tribunal has committed substantial error in law in deleting the addition made under Section 68 of the Income Tax Act, 1961 by ignoring the judicial precedents that the onus is on the assessee to explain and establish the source of funds which in the instant case, the assessee has failed to do?
3) Whether the Learned Tribunal has committed substantial error in law in deleting the addition made under Section 68 of the Income Tax Act, 1961 without giving due weightage to the unjustified receipt of high premium from seemingly unprospectively entities and ignoring the ration laid down in the case of Principal Commissioner of Income Tax (Central ) - I Kolkata Vs. NRA Iron and Steel (P)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB Ltd.reported in (2019) 103 taxmann.com 48 and in the case of PCIT (Central) - 2, Kolkata Vs. BST Infratech Ltd. In ITAT No. 67 of 2024 by the Jurisdictional High Court?
4) Whether in the facts and circumstances of the case, the Learned Tribunal has committed substantial error in law in deleting the addition made by the Assessing Officer in as much as the Learned Tribunal has ignored the facts that the creditwothiness of subscribing company and source of funds for investment were not established though the onus of proving the genuineness of transactions and the identity of the share subscribing company and its creditworthiness is on the assessee company?
2. We have heard Mr. Aryak Dutt, Learned Senior Standing Counsel
along with Mr. Amit Sharma, Learned Standing Counsel for the appellant
department and Mr. Abhratosh Majumder, learned Senior Advocate assisted
by Mr. Avra Mazumder, Ms. Alisha Das, Mr. Soumen Bhowmik, Mr. Samrat
Das, and Mr. Elina Dey learned advocates appearing for the respondent
assessee
3. The assessee filed their return of income on 25.09.2012 showing
income of Rs. 770/- which was processed under Section 143(1) of the Act.
The case was selected for scrutiny and notice under Section 143(2) and
Section 142(1) were issued on 26.08.2013. In compliance with those notices,
the assessee made certain submissions on 19.02.2014. Again, two notices
were issued under Section 142(1) dated 06.05.2014 and 30.06.2014 to
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB which the assessee through their authorised representative appeared before
the assessing officer and explained them their stand. The assessing officer
while completing the assessment under Section 143(3) by order dated
27.03.2015 noted that the assessee was incorporated on 22.03.2012 and
during the financial year 2011-2012 relevant to the assessment year 2012-
2013 it raised share capital by Rs. 16,40,000/- against issue of 1,64,000
equity shares of face value of Rs. 10/- each. The assessing officer noted that
24000 shares were allotted with premium of Rs. 1,17,60,000/- at the rate of
Rs. 419 per share to 9 subscribers. The total share capital including
premium that was raised was Rs. 1,34,00,000/-. The assessing officer
examined the financial stability of the share subscriber companies and
noted that all of them reported the source of investment from sale of shares.
Further the assessing officer noted that all the seven investing companies
reported NIL income from its operations. Therefore, the assessing officer
held that this would clearly lead to the inference that the share subscriber
companies which were incorporated have no visible business activity and
creditworthiness to make the investment. In order to verify the genuineness
of the transactions, summons were issued under Section 131 of the Act to
Shashi Mehta, the director for personal appearance and to produce the
investors/investor directors along with the documents which were
requisitioned. In response to the summons, Kunal Mehta and other
directors of the assessee company appeared and due to the ill health of
Shashi Mehta she was unable to attend. Statement was recorded from
Kunal Mehta. None of the directors of the subscriber companies appeared
nor any proper reason was assigned for their non-appearance. Therefore, the
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB assessing officer came to the conclusion that in the absence of personal
appearance of the directors of the subscriber companies, the genuineness
and creditworthiness remained unexplained. More so when the onus is on
the assessee to prove the genuineness, creditworthiness and the identity of
the investors. Thus, on analysis of all these facts the assessing officer
opined that the assessee company has raised share capital and/or premium
in order to route its undisclosed money to the desired end of the
beneficiaries taking recourse of the corporate veil. It was further observed
that the assessee company rotated its undisclosed money layering through
different body corporates in different structure to obfuscate enquiry. Further
the assessing officer found that the assessee is a private limited company
and share application money was received through private placement, as the
assessee failed to bring on record any evidence, the assessing officer held
that the so called share applicant were mere paper entities and did not have
the requisite capacity to advance the amounts shown to have paid for
purchase of the shares.
4. Further it was observed that merely because the share subscriber
companies are incorporated under the Companies Act, 1956 that would not
add any credibility or evidentiary value and does not prove the transaction
to be genuine. That apart, merely because transactions were entered into by
way of account payee cheque is also not conclusive and cannot be held to be
sacrosanct. In support of his conclusion, the assessing officer referred to
decision in Commissioner of Income Tax Versus Precision Finance
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB Private Limited 1 and the decision of the Hon'ble Supreme Court in
Commissioner of Income Tax Versus P. Mohanakala 2. Furthermore, the
assessing officer examined the returns of the subscriber companies and
found that all of them are basically investment companies, their return show
a nominal income/loss and the investor companies received share capital
with huge premium was in turn invested in the assessee company and
similar other companies as well. Therefore, the assessing officer came to the
conclusion that the share applicants did not have their own profit making
apparatus to make the investment and merely because the transactions
were routed through banking channel, it can be easily seen that it is a case
for rotating money or in other words the transactions are not commensurate
with the income of those companies. It was held that where the assessee
fails to prove satisfactorily, the source and nature of the amount of credit
during the accounting year, the income tax officer is entitled to draw the
inference that the receipts are often assessable nature. In this regard,
reliance was placed on the decision in A. Govindaraju Mudaliar Versus
Commissioner of Income Tax 3; Commissioner of Income Tax Versus
Devi Prasad Vishwanath Prasad 4 and the Commissioner of Income Tax
Versus Independent Media Private Limited 5. Thus, it was pointed out
that the existence of the material showing that the share subscriptions were
collected as part of the pre-meditated plan, a "smoke screen" conceived and
executed with the connivance or involvement of the assessee company has
[1994] 208 ITR 465
[2007] 291 ITR 278 (SC)
[1958] 34 ITR 807
[1969] 72 ITR 194 (SC)
[2012] 25 Taxmann.com 276 (Delhi)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB been satisfactorily proved. In such factual circumstances, the assessing
officer came to the conclusion that the identity, creditworthiness of the
subscriber companies and the genuineness of the transaction has not been
established and the sum of Rs. 1,10,00,000/- received from 8 subscribers
out of 9 subscriber companies in the books of the assessee companies is
cash credit under Section 68 of the Act and accordingly added the amount
and completed the assessment.
5. The assessee filed appeal before the National Faceless Appeal Centre
(NFAC) contending that the observations/findings made in the assessment
order were perverse, the addition of Rs. 1,10,00,000/- is not called for and
the same is required to be deleted and that the assessing officer failed to
appreciate the evidence filed before him and the addition was made merely
on conjectures. The appellate authority had heard the assessee in person
and also took on record, the information/documents which were filed by the
assessee, apart from the written submissions which were filed by the
assessee. The assessee relied on several decisions which were taken note of
by the appellate authority.
6. Nextly, the appellate authority noted the findings recorded by the
assessing officer while completing the assessment by order dated
27.03.2015. The appellate authority held that the assessee has not
submitted any new details/documents and merely argued that they had
conclusively proved the identity and creditworthiness of the share
subscribers and the genuineness of the transactions and did not disprove
the details/supporting documentary evidence submitted in this regard.
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB Further the appellate authority noted that summon were issued under
Section 131 of the Act to the shareholders of the assessee company for
personal attendance for their justification for the investment made by them
which the shareholders failed to appear before the assessing officer and
submitted any details or documents or explanation to the satisfaction of the
assessing officer. Furthermore, it was noted that out of the 7 share
subscriber companies, the addition was made by the assessing officer, 4
companies had on its first year of its incorporation and had NIL income for
the year under consideration and the source of their income was mostly
income from other sources. Therefore, observed that this would clearly leads
to the inference that the companies had no visible business activities and
any income from business operation and thus no creditworthiness to make
such share capital with huge premium was proved. Further since the
assessee failed to produce the shareholders to justify the transactions of
receipts of share applications money and the details/documentary evidence
which was produced do not prove the creditworthiness of the share
subscribers and the burden which was cast on the assessee was not
discharged. The appellate authority took note of the decision in Principal
Commissioner of Income Tax Versus Youth Construction Private
Limited 6; Commissioner of Income Tax Versus United Commercial and
Industrial Company Private Limited 7 and Commissioner of Income Tax
Versus Precision Finance Private Limited 8. Therefore, it was held that
the onus is on the assessee to explain the nature and source of credit and it
[2013] 357 ITR (Del)
[1991] 187 ITR 596 (Cal)
[1994] 208 ITR 465 (Cal)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB does not get discharged merely by filing confirmative details or
demonstrating that the transactions are done through banking channels or
even by filing income tax assessment particulars. That the genuineness of
the transaction as a whole is a very important and critical factor in the
examination of the explanation of the assessee as required under Section 68
of the Act. Further the appellate authority noted that the assessee had
submitted details and documentary evidence from which the identity of the
shareholders was proved but the same is not sufficient to prove the nature
and genuineness of the transactions and creditworthiness of the share
subscriber companies, which can be considered to examine or verify the
nature and genuineness of the transactions and source of investment by
shareholders particularly when the investments were made with huge
premium.
7. Further the appellate authority noted that no requisite details were
submitted by the assessee during the course of the assessment proceedings
or during the appellate proceedings in respect of the share subscriber
companies. Further the appellate authority noted that the promoters of the
assessee company Shashi Mehta, Amit Mehta and Kunal Mehta were issued
shares at par without any premium while investors companies were issued
shares with huge premium of Rs. 490/- per share having a face value of Rs.
10/-. The details of the shares issued at par and at huge premium to other
subscriber companies were reproduced in a tabulated format. Therefore, the
appellate authority opined that there is no logic to issue shares to the
owners at par and to other at huge premium and this would show that the
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB share capital is introduced for bringing back the assessee's own black
money through the shell companies. Further the assessee did not submit
computation of share premium and the justification for not issuing the
shares at premium to its owners and also the share subscriber companies
did not appear in response to summon issued under Section 131 of the Act
for their justification/explanation to the satisfaction of the assessing officer
and therefore concluded that the investor companies are mere paper
entities. Further the share subscriber companies investments are in private
companies that is the assessee company with huge premium which by any
standard, most unusual in real life business situation more so when there
was no details produced to show any connection with the assessee
company. The appellate authority placed reliance on the decision of the
Hon'ble Supreme Court in Commissioner of Income Tax Versus P.
Mohanakala 9, Vijay Kumar Talwar Versus Commissioner of Income
Tax 10 N. Tarika Property Invest. Private Limited Versus Commissioner
of Income Tax 11 and various other decision of the High Courts and came
to the conclusion that the assessee has miserably failed to prove the
genuineness of the transactions to the satisfaction of the assessing officer.
With the above reasoning, the appeal was dismissed.
8. The assessee carried the matter on appeal to the learned tribunal. The
learned tribunal noted the submissions of the assessee which appears to be
reiteration of the submissions made before the appellate authority and also
heard the departmental representative and held that the assessing officer
[2007] 161 Taxman 169 (SC)
[2011] 1961 Taxman 136 (SC)
[2014] 51 Taxmann.com 387 (SC)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB without even going through and discussing the details submitted by the
subscriber companies, insisted for personal appearance to prove the
identity, creditworthiness of the subscribers and the genuineness of the
transactions. The tribunal faulted the assessing officer for having taken an
adverse view as he could have taken an adverse view only if he could point
out the discrepancies or insufficiency in the evidence and details furnished
and also to get further investigation to be done by him by way of recording
statements of the directors of the assessee and subscriber company. In
support of such conclusion, reference was made to the decision in Principal
Commissioner of Income Tax Versus Paradise Inland Shipping Private
Limited 12 and Crystal Networks Private Limited Versus Commissioner
of Income Tax 13. Further the learned tribunal held that the assessing
officer has not bothered to discuss or point out any defect or deficiency in
the document furnished by the assessee of the share subscribing companies
and these evidences have not been controverted by the assessing officer nor
anything substantive was brought on record to justify the addition.
9. The learned tribunal further held that going by the documents placed
by the assessee of all the share subscribing companies, it can be safely held
that the assessee had discharged its initial burden and the burden shifted
on the assessing officer to enquire further into the matter which he failed to
do. Furthermore, it observed that the investing companies have sufficient
own funds available with them to make the investment. Further the learned
tribunal faulted the order passed by the appellate authority by observing
[2017] 84 Taxmann.com 58 (Bom)
353 ITR 171 (Cal)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB that the appellate authority has not discussed anything about the material
facts of the case nor pointed out any defect or discrepancy in the evidence
and details furnished by the assessee but merely referred to certain case
laws without discussing the case of the assessee. With the above finding, the
learned tribunal allowed the assessee's appeal and deleted the addition.
Aggrieved by such order, the revenue is on appeal before us.
10. The learned Senior Advocate appearing for the respondent assessee
raised a preliminary objection by stating that the tax effect in the instant
case is Rs. 48,54,112/- which is below the threshold monetary limit for
filing the appeal as per the circular issued by CBDT in Circular No. 5 of
2024 dated 15.03.2024 and therefore the appeal is not maintainable.
11. We have heard the learned Senior Standing Counsels appearing for
the revenue on the above submissions.
12. The Central Board initially issued a circular in Circular No. 5 of 2024
dated 15.03.2024 prescribing monetary limit to file the appeals before the
tribunal, the High Courts and the Hon'ble Supreme Court. Another circular
was issued in Circular No. 9 of 2024 dated 17.09.2024 carving out certain
exceptions to the threshold monetary limit for filing the appeal. One such
exception is when the matter involves the organised tax evasion the
monetary limit will not be applicable and the revenue would be entitled to
file appeals before the tribunals, High Courts or the Hon'ble Supreme Court.
In the preceding paragraphs, we have set out the reasons assigned by the
assessing officer and his conclusion to hold that the entire transaction is a
part of pre-mediated plan, a "smoke-screen" conceived and executed with
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB the connivance or involvement of the assessee company and the share
capital was introduced for bringing back the assessee's own black money
through shell companies. If these are the facts as recorded by the assessing
officer as well as the appellate authority, the case on hand is required to be
examined on merits and therefore the revenue is entitled to maintain this
appeal before this Court. Accordingly, the preliminary objection raised on
behalf of the respondent assessee is rejected.
13. The expression "the assessee offers no explanation" occurring in
Section 68 of the Act was explained by Hon'ble Supreme Court in P.
Mohanakala to mean where the assessee offers no proper reasonable and
acceptable explanation as regards the sums found credited in the books
maintained by the assessee and that the opinion of the assessing officer is
required to be formed objectively with reference to the materials available on
record and application of mind is the sine qua non for forming the opinion.
Further it was held that Section 68 itself provides where any sum is found
credited in the books of the assessee for any previous year, the same may be
charged to income tax as the income of the assessee of the previous year, if
the explanation offered by the assessee about the nature and source of such
sums found credited in the books of the assessee is in the opinion of the
assessing officer not satisfactory, such opinion found itself constitutes a
prima facie evidence against the assessee namely the receipt of money, and
if the assessee fail to rebut the said evidence, the same can be used against
the assessee by holding that it was a receipt of an income nature. We note
that in the instant case, the assessing officer as well as the appellate
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB authority concurrently held that the explanation offered by the assessee was
unacceptable.
14. In Vijay Kumar Talwar (supra) it was held that when the assessee
did not produce any evidence to rebut the presumption drawn against him
under Section 68, by producing the parties in whose name the amounts in
question had been credited by the assessee in his books of accounts, the
addition was justified.
15. Thus, the legal position is very clear, that the existence of
creditworthiness of the investing companies is one of the most important
factors, as could be seen from the assessment order of the investment
company had NIL income and the source of investment was from sale of
shares and 4 of such investment companies were in the first year of
operation. When the assessee had produced certain documents regarding
the investing companies the assessing officer in order to investigate the
matter further issued summon to the directors of the investing companies
but those directors did not respond to the summons. Therefore, on facts in
the case on hand, the assessing officer was well justified in drawing an
adverse inference against the assessee. The learned tribunal committed an
serious error in observing that the assessing officer did not bother to discuss
or point out any defect or deficiency in the documents furnished by the
assessee of the share subscribing companies. The learned tribunal failed to
note that the documents and details produced by the assessee regarding the
share subscribing companies was perused and summon were issued to the
directors of the subscribing companies so as to enable the assessing officer
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB to enquire into and investigate into the creditworthiness of the investing
companies, the genuineness of the transactions and the identity of the
parties. Therefore, the learned tribunal fell in error in making such an
observation and faulting the assessing officer.
16. On the contrary, we find on perusal of the assessment order, the
assessing officer has examined the supporting documents submitted by the
assessee during the course of hearing and has dealt with each of the
subscribing companies and has noted the amount of investment made and
also the common feature that all the investing companies reported NIL
income.
17. The learned tribunal also faulted the appellate authority stating that
none of the points have been discussed. This is factually incorrect as could
be seen from the findings recorded by the appellate authority from
paragraph 8.2 of the order dated 20.10.2023. The appellate authority has
noted several decisions of the Hon'ble Supreme Court and the High Court
and in paragraph 8.7 has discussed the factual position in the assessee's
case bearing in mind, the legal principle laid down in all those decisions and
then proceeded to assign its own reasons to concur with the decision of the
assessing officer. Therefore, we find that the learned tribunal erred in
faulting the appellate authority on the ground that the appellate authority
has not discussed about the material facts of the case of the assessee, this
being the factually incorrect finding, the same requires interference.
18. The learned Senior Advocate appearing for the respondent assessee
placed reliance on the decision in Principal Commissioner of Income Tax
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB
-2, Kolkata Versus M/s. Naina Distributors Private Limited 14 to support
his submission that non-appearance of the directors cannot be made a
ground for addition in the hands of the assessee under Section 68 of the
Act. For the same proposition, reliance was placed on the decision in
Principal Commissioner of Income Tax Central - 1, Kolkata Versus
Wise Investment Private Limited in ITAT No. 238 of 2024 dated
06.05.2025 and Principal Commissioner of Income Tax - 2, Kolkata
Versus M/s. Vish Reality Solutions Private Limited ITAT No. 74 of 2025
dated 10.07.2025.
19. In Naina Distributors, the order passed by the tribunal was affirmed
noting that the assessee had produced all documents disclosed the names
and addresses and PAN numbers of the investors, copies of the share
allotment device, copies of the share application form, bank statements,
statements giving details of share application, money receipt during the
year, copy of form 2 evidencing return of allotment and copy of Form No. 5
for increase in various capital. Apart from that, the assessing officer issued
notice to the investors under Section 133(6) for carrying out the independent
verification of the transactions and those investors duly responded to the
notice and filed requisite details such as number of share subscribed, ledger
account, bank statements, explanation for the source of funds, income tax
returns and audited financial statements and also assessment orders
framed under Section 143(3) in all cases. In such factual circumstances, the
tribunal in the said case found that the only reason for making the addition
is that the directors of the assessee company did not respond to the
2023 (6) TMI 1362 (Cal HC)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB summons. The case on hand is factually different which has been
elaborately set out in the preceding paragraphs and therefore the decision in
Naina Distributors will not be of assistance to the assessee.
20. In Wise Investment Private Limited, the revenue's appeal was
dismissed after noting that the CIT(A) had elaborately considered all the
factual issues and that the assessee company was showing good returns
and was showing good prospects for his investors and it was growing
company. The factual details were taken note of and the revenue's appeal
was dismissed. We hold that the decision in Wise Investment Private
Limited is clearly distinguishable on facts. Equally the decision in Vish
Reality Solutions Private Limited (supra) also involved consideration of
the factual circumstances where the directors responded to the summons,
submitted documents to establish the identity and creditworthiness of the
shareholders and genuineness of the transactions. This not being the case
before us, the decision in Vish Reality Solutions Limited cannot be of any
assistance to the respondent assessee.
21. The Hon'ble Supreme Court in Principal Commissioner of Income
Tax (Central) -1 Versus NRA Iron and Steel Private Limited 15 pointed
out that use of words "any sum found credited in the books" in Section 68
indicates that the section is widely worded and includes investments made
by the introduction of share capital or share premium. Further it is settled
law, the initial onus is on the assessee to establish by cogent evidence the
genuineness of the transaction and creditworthiness of the investors under
[2019] 103 Taxmann.com 48 (SC)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB Section 68. The assessee is expected to establish to the satisfaction of the
assessing officer (i) prove of identity of the creditors (ii) capacity of creditors
to advance money and genuineness of transaction. The Hon'ble Supreme
Court noted the decision in Kale Khan Mohammad Hanif Versus
Commissioner of Income Tax 16 and Roshan Di Hatti Versus
Commissioner of Income Tax 17 wherein it had been laid down that the
onus of proving the source of sum of money found to have been received by
an assessee is on the assessee. Further it was held with respect to establish
the genuineness of the transaction, it is for the assessee to prove by cogent
and credible evidence that the investments made in the share capital are
genuine borrowings since the facts are exclusively within the assessee's
knowledge and merely proving the identity of the investors does not
discharge the onus of the assessee, if the capacity or the creditworthiness
has not been established. The principles which emerge were summed up in
the following terms:-
(i) The assessee is under a legal obligation to prove the genuineness of the transaction, the identity of the creditors, and creditworthiness of the investors who should have the financial capacity to make the investment in question, to the satisfaction of the Assessing Officer, so as to discharge the primary onus.
(ii) The Assessing Officer is duty bound to investigate the creditworthiness of the creditor/subscriber, verify the identity of the subscribers, and ascertain whether
[1963] 50 ITR 1 (SC)
[1977] 107 ITR 938 (SC)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB the transaction is genuine, or these are bogus entries of name- lenders.
(iii) If the inquiries and investigations reveal that the identity of the creditors to be dubious or doubtful, or lack credit-
worthiness, then the genuineness of the transaction would not be established. In such a case, the assessee would not have discharged the primary onus contemplated by section 68. [Para 11].
22. Further the Hon'ble Supreme Court held that the practice of the
conversion of unaccounted money through the number of share
capital/premium must be subjected to careful scrutiny and this would be
particularly show in the case of private placement of shares (as in the case
on hand), where a higher onus is required to be placed on the assessee,
since the information is within the personal knowledge of the assessee. The
assessee is under a legal obligation to prove the receipt of share
capital/premium to the satisfaction of the assessing officer, failure of which
would justify addition of the said amount to the income of the assessee.
23. If the above legal principle is applied to the case on hand, the
irrestible conclusion that can be arrived is that the assessee did not
discharge the legal obligation to the satisfaction of the assessing officer.
Admittedly, in the instant case the share were by way of a private
placement. Though the investing companies might have been incorporated
under the provisions of the Company's Act that by itself will not validate the
transaction. The assessee thwarted the enquiry/investigation that was to be
done by the assessing officer by issuing summons to the directors of the
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB investing company which were not responded. In such circumstances, the
assessing officer proceeded to analyse the financial stability of the investing
company and has clearly recorded the findings that those investing
companies though might have been incorporated under the Company Act
have no visible business activity and creditworthiness to make their
investment. The assessing officer rightly observed that non compliance of
the summons issued under Section 131 shows the evasive tactics adopted
and riggle out of the difficult situation they may be put to if they had
responded to the summons.
24. In Principal Commissioner of Income Tax (Central) 2 Versus BST
Infratech Limited 18 the case of the revenue was accepted by this court
noting that the investing companies therein had NIL or negligible revenue
from its operations their returns were either of loss or insignificant income
below the taxable limit and they have been issued shares at a high premium
without having earned any revenue from business operation and they have
invested on shares at very high premium in companies who also have not
earned anything from business operations and the money which was
invested was obtained from the root of shares premium in re-rooted for
supplying sources of receipt of money to other companies. Further it was
held that the fixing of rate of premium was arbitrary and devoid of any
financial or accounting rational; the investors are not bothered to ensure
protection of their investment; the investor company did not have any
business operation worth noticing yet they have raised huge capital through
issue of shares at a premium and also made investment in shares of other
[2024] 161 Taxmann.com 668 (Calcu a)
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB companies at a premium even though the other companies like them did not
have any promising business activities. Further it was held that it is not
required to show that the money which came to the assessee is ill gotten
and what is required to be seen is whether the transactions was genuine. It
may be true that the identity of the investors companies has been
established as they are registered to the Registrar of Companies and they
are regularly assessed to income tax and in such factual situation the
doctrine of "source of source" or "origin of origin" should be made applicable.
Thus applying the above principles if the doctrine of "origin of origin" or
"source of source" is applied to the case on hand, it will be manifestly clear
that the share capital raised with huge premium was a devise adopted to
route undisclosed funds to the desired end of the beneficiary taking recourse
to the corporate veil. Thus, on facts the appellate authority as well as the
assessing officer was right in holding that the assessee did not discharge the
creditworthiness and the genuineness of the transactions. Though it can be
said that the identity of the investors were partly established as they are
shown to have been registered under the Company's Act and returns have
been filed but what is important is on analysing the financials, the assessing
officer found that all investment companies had NIL income. Thus, the
assessing officer was right in not accepting the explanation offered by the
assessee as being not satisfactory upon proper appreciation of the materials
placed before him by the assessee and the other attending circumstances
available on record.
ITAT NO. 4 OF 2025 REPORTABLE 2025:CHC-OS:136-DB
25. In the light of the above discussion, we hold that the learned tribunal
committed a serious error in reversing the findings recorded by the appellate
authority while affirming the order passed by the assessing officer.
26. In the result, the appeal is allowed and the order passed by the learned
tribunal is set aside and the assessment order dated 27.03.2015 as affirmed
by the appellate authority by order dated 20.10.2023 are stand restored.
27. The substantial questions of law raised are answered in favour of the
appellant revenue.
(T.S. SIVAGNANAM, CJ.)
I Agree.
[CHAITALI CHATTERJEE (DAS), J.]
(P.A.- SACHIN)
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!