Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax 2 vs M/S Alosha Marketing Private Limited
2025 Latest Caselaw 1763 Cal/2

Citation : 2025 Latest Caselaw 1763 Cal/2
Judgement Date : 16 June, 2025

Calcutta High Court

Principal Commissioner Of Income Tax 2 vs M/S Alosha Marketing Private Limited on 16 June, 2025

Author: T.S Sivagnanam
Bench: T.S Sivagnanam
                                           1



o-8

                         IN THE HIGH COURT AT CALCUTTA
                       SPECIAL JURISDICTION [INICOME TAX]
                                  ORIGINAL SIDE

                               ITAT/296/2024
                             IA NO: GA/1/2024
             PRINCIPAL COMMISSIONER OF INCOME TAX 2, KOLKATA
                                     VS
                  M/S ALOSHA MARKETING PRIVATE LIMITED


BEFORE :
THE HON'BLE THE CHIEF JUSTICE T.S SIVAGNANAM
              -A N D-
HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
DATE : 16th June, 2025.

                                                                     Mr. Tilak Mitra, Adv.
                                                          Mr. Soumen Bhattacharjee, Adv.
                                                                     Mr. Ankan Das, Adv.
                                                 Ms. Shradhya Ghosh, Adv. ...for appellant.

                                                         Mr. Pratyush Jhunjhunwalla, Adv.
                                                                        Mr. N. K. Saini, Adv.
                                                        Mr. S. Datta, Adv. ...for respondent.


      The Court :    This appeal by the Income Tax department has been filed

under Section 260A of the Income Tax Act, 1961 (the Act) challenging the order

passed by the Income Tax Appellate Tribunal "SMC" Bench, Kolkata (the

Tribunal) in ITA/356/Kol/2024 for the assessment year 2011-12.

      The revenue has raised the following substantial questions of law for

consideration :

      "a. Whether the learned ITAT has committed substantial error in law in holding
      that the reopening is bade in law and hence additions are not sustainable, when
      the assessing officer has sufficient cause or justification so assume the
      jurisdiction for re-opening ?
      b. Whether the learned ITAT has committed substantial error in law to delete the
      additions made under section 68 of the said Act to the tune of Rs.29,90,203/-,
      despite the fact that the identity and creditworthiness of the creditors as well as
                                            2



      genuineness of the transactions could not be established by the assessee relying
      on the judgment in the matter of PCIT vs. Swati Bajaj 446 ITR 56 (Cal) ?
      c. Whether the learned ITAT has committed substantial error in law in giving the
      verdict in favour of the assessee where the issue of the accommodation entries is
      the primary ingredient of this case and the same is covered by clause (h) of
      Exceptions laid down under para 3.1 of the CBDT Circular No.5/2024 vide
      F.No.279/Misc-142/2007-ITJ(Pt), dated 15th of March, 2024 ?"


      We have heard Mr. Tilak Mitra, learned senior standing counsel assisted by Mr.

Soumen     Bhattacharjee    for   the   appellant/department     and    Mr.      Pratyush

Jhunjhunwalla, learned counsel for the respondent/assessee.

      The department is aggrieved by the impugned order passed by the Tribunal by

which the learned Tribunal allowed the assessee's appeal and set aside the order

passed by the Commissioner of Income Tax (Appeals) [CIT(A)] dated 29.1.2024. By the

said order, the CIT(A) dismissed the assessee's appeal and affirmed the addition made

by the assessing officer in the assessment order dated 20.12.2024 under section

143(3) read with section 147 of the Act. The issue which fell for consideration before

the Tribunal was whether the reopening of the assessment under section 147 was

legally sustainable. After elaborate hearing the learned advocates for the parties and

carefully perusing the materials placed on record we find that the reopening was done

by issuing notice under section 148 of the Act dated 28.3.2016. The reasons

mentioned for reopening as quoted hereunder:

             "The Directorate of Income Tax (Inv), Koi had conducted extensive
      investigation in the matter of tax evasion by some individuals/entities by
      showing income from LTCG, which is actually bogus, perpetrated through
      accommodation entry operators. In the entire scenario, it is found that the
      promoters of the penny stocks, the share brokers and the entry operators are
      involved in this business of bogus LTCG by rigging the prices.
                                             3



             The assessee is found to have enjoyed bogus LTCG of Rs.547749/- in the
      FY 2010-11 by transacting in the penny stock, 'JMD Telefilm'. In just reverse
      procedure, the assessee is learnt to have booked STCL of Rs.3531930/- from the
      same scrip in the same year.
             In view of this, I have reason to believe that an income of Rs.4079679/-
      chargeable to tax has escaped assessment within the meaning of sec 147."



      As could be seen from the above, the first paragraph of the reasons is a general

statement wherein the Directorate of Income Tax (Investigation) upon conducting

extensive   investigation   in   the   matter   of   tax   evasion   found   that   some

individuals/entities were showing income from LTCG, which is actually bogus,

perpetrated through accommodation entry operators. Further the report states that it

is found that promoters of penny stocks, the share brokers and entry operators are

involved in this business of bogus LTCG by rigging the prices. Thus, it is evident that

in the report of the Directorate of Income Tax (Investigation) the name of the

respondent/assessee does not feature. Therefore, we are well justified in holding that

the report is a general statement.

      In the second paragraph of the reasons for reopening it is mentioned that the

assessee found to have enjoyed bogus LTCG by transacting in penny stocks. The word

'bogus' which is found in paragraph 2 of the reasons for reopening should have been

used after independently considering the assessee's return of income and other

details. This is required to be done because before issuing notice under section 148 of

the Act, the assessing officer must have either reasons to believe by reason of omission

or failure on the part of the assessee to make a return under section 139 for any

assessment year to the Income Tax Officer or to disclose fully and truly all material

facts necessary for his assessment for that year, income chargeable to tax has escaped

assessment for any assessment order. This aspect of the matter is conspicuously
                                            4



absent in the reasons which were recorded for reopening the assessment. The second

error committed by the assessing officer is disposing the objection raised by the

assessee for the reopening of the assessment and by submitting a reply to the show

cause notice dated 28.3.2016.

      It is being a mandate under law as held by the Hon'ble Supreme Court, in the

case of GKN Driveshaft (India) Ltd. vs. ITO & Ors. ;(2003) 259 ITR 19 (SC) goes to the

route of the matter rendering the reopening of the assessment as bad in law. At this

juncture it will be beneficial to note the decision of the Hon'ble Supreme Court in the

case of Income Tax Officer vs. Lakhmani Mewal Das wherein the Hon'ble Supreme

Court held that reasons for formation of the belief must have a rational connection

with or relevant bearing on the formation of the belief. Rational connection postulates

that there must be a direct nexus or live link between the material coming to the

notice of the Income Tax Officer and the formation of his belief that there has been

escapement of the income of the assessee from assessment in the particular year

because of his failure to disclose fully and truly all material facts. It was further

pointed out that it is to be borne in mind that it is not any and every material,

howsoever vague and indefinite or distant, remote and farfetched which would warrant

the formation of belief relating to escapement of income of the assessee from

assessment.

      The learned advocate appearing for the respondent/assessee also placed

reliance on the decision of this court in the case of Principal Commissioner of Income

Tax - 5, Kolkata vs. Shri Sanjay Mehta; 2024(3) TMI - 1014, Principal Commissioner

of Income Tax, Asansol vs. Eastern Coalfields Ltd; 2022(1) TMI 1468, and Principal

Commissioner of Income Tax-18, Kolkata vs. Prasant Desai; 2025(6) TMI 984.

      The above decisions also would support the case of the assessee. That apart,

the tribunal has considered the factual position in paragraph 10 of the impugned
                                                  5



order. After going through the computation of income as well as the objections raised

by the assessee against initiation of proceedings under section 147 of the Act and

observed that the assessee has not earned any long term capital gain during the year.

Further, there is no exemption claimed under section 10(38) of the Act at

Rs.5,47,749/- in the income tax return. Furthermore, the learned Tribunal perused

the profit and loss account, net income from sale of investment and found the same

only to be Rs.12,500/-. Further, with regard to short term capital loss which was

Rs.35,31,930/-, it was brought to the notice of the tribunal that during the year the

assessee          purchased    30,000   shares   of   JMD    Telefilm   for    consideration   of

Rs.35,36,867/- and the same was sold at Rs.5,46,663/- incurring a loss of

Rs.29,90,203/-. Thus, on going through the profit and loss account the tribunal found

that assessee has not shown any long term/short term capital gain/loss and

purchases and sales of such shares are treated as stock in trade. Hence, the loss in

such scrips were claimed as business loss and not capital loss.

              Thus, we find that apart from the jurisdictional error which was pointed out by

the learned Tribunal, the factual decision has also been discussed by the learned

Tribunal. Thus, we find no ground to interfere with the impugned order. Accordingly,

the appeal fails and the same is dismissed. The questions of law are answered against

the revenue.

              Consequently, the application, GA/1/2024 stands disposed of.



                                                 .

(T.S. SIVAGNANAM) CHIEF JUSTICE

(CHAITALI CHATTERJEE (DAS), J.) Pkd./S.Das.

AR[CR]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter