Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax 5 ... vs M/S B L Tak And Sons Huf
2025 Latest Caselaw 452 Cal/2

Citation : 2025 Latest Caselaw 452 Cal/2
Judgement Date : 9 June, 2025

Calcutta High Court

Principal Commissioner Of Income Tax 5 ... vs M/S B L Tak And Sons Huf on 9 June, 2025

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



o-7

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

                               ITAT/243/2024
                             IA NO: GA/1/2024
             PRINCIPAL COMMISSIONER OF INCOME TAX 5 KOLKATA
                                     VS
                         M/S B L TAK AND SONS HUF

BEFORE :
THE HON'BLE THE CHIEF JUSTICE T.S SIVAGNANAM
              -A N D-
HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
DATE : 9th June, 2025.

                                                 Mr. Prithu Dudheria, Adv. ...for appellant.

      The Court : This appeal by the revenue filed under Section 260A of the

Income Tax Act, 1961 (the Act) is directed against the order dated 14.3.2024

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

in ITA/2622/Kol/2018 for the assessment year 2014-15.

      The revenue has raised the following substantial questions of law for

consideration :

      "a. Whether on the facts and in the circumstances of the case the learned
      Income Tax Appellate Tribunal has committed substantial error in law by not
      appreciating the fact that Short Term Capital Loss of Rs.54,13,374/- claimed
      and set-off by the assessee from sale of scrips of M/s. Tuni Textile Mills Ltd.,
      M/s. Nikki Global Ltd., M/s. Unno Industries Ltd. etc. was correctly disallowed
      by the assessing officer on the ground that the said scrips had been identified
      as penny stocks used for generating bogus Short Term Capital Losses?
      b. Whether on the facts and in the circumstances of the case, the Hon'ble ITAT
      has erred in law in failing to give credence to investigations made by the
      Investigation Wing of the Income Tax Department and the findings of the
      assessing officer duly recorded in the assessment order on the astronomical rise
      in price of shares of M/s. Tuni Textile Mills Ltd., M/s. Nikki Global Ltd., M/s.
                                            2



      Unno Industries Ltd. etc. which had no net worth and no financial foundation
      and the immediate sharp fall is share prices without any jurisdiction?
      c.   Whether the learned Income Tax Appellate Tribunal has committed
      substantial error in law in deleting the disallowance of Short Term Capital Loss
      made by the assessing officer in the order u/s. 143(3) even though the ratio of
      the decision of the Hon'ble Jurisdictional High Court in the lead case of Pr. CIT
      vs. Smt. Swati Bajaj squarely covers the issue of bogus Short Term Capital
      Loss/Long Term Capital Gain from sale of penny stocks and also covered by
      exceptions laid in respect of para 3.1(h) of CBDT's Circular no.5 of 2024 dated
      March 15, 2024?


      We have heard Mr. Prithu Dudheria, learned senior standing counsel for the

appellant/department. Despite service of notice on the respondent/assessee through

post as well as through e-mail, none appears for the respondent/assessee.

       The assessing officer by an order dated 28.12.2016 completed the assessment

by the assessee for the year under consideration under section 143(3) of the Act. After

taking note of the facts and circumstances the assessing officer held that the entire

transaction done by the assessee was a pre-mediated scheme on the part of the

assessee to avoid taxes in the grab of bogus long term capital loss. Further, the

assessing officer on facts found that the market sources revealed that accommodation

entries are normally given at brokerage charge of @ 0.2% to 0.5% of the amount

involved. Accordingly, the assessing officer held that the observations of expenditure

remained unexplained and added back the same to the total income of the assessee

under section 69C of the Act. The assessee carried the order on appeal before the

Commissioner of Income Tax (Appeals)-10, Kolkata, [CIT(A)]. The CIT(A) re-appreciated

the factual position and by an order dated 14.9.2018 affirmed the order passed by the

assessing officer. The assessee carried the order on appeal to the learned Tribunal and

the learned Tribunal by the impugned order has allowed the assessee's appeal. The

discussion and finding of the learned Tribunal is contained only one paragraph,
                                             3



namely paragraph 8 and the only observation made by the learned Tribunal is that the

addition cannot be sustained on the ground that it was based on the basis of the

surmise and conjecture.      We are unable to persuade ourself to agree with the

conclusion arrived at by the learned Tribunal since the learned Tribunal did not

examine the factual aspect which was considered in detail by the assessing officer as

well as CIT(A). This Court had an occasion to consider another case which also related

to manipulation of the share price of penny stocks of M/s. Tuni Textile Mills Ltd. in

the case of Principal Commissioner of Income Tax-9, Kolkata vs. P.L. Goenka HUF,

ITAT/241/2024 and the appeal filed by the revenue was allowed by judgment dated

6.5.2025. The facts in the instant case are identical to that of the facts in the case of

P.L. Goenka HUF and the penny stocks in question also is in respect of the very same

company, namely, M/s. Tuni Textile Mills Ltd.

      At this juncture, we refer to the relevant paragraphs of the judgment in the case

of P.L. Goenka HUF which are as follows:

    "11. We have carefully perused the assessment order dated 25.09.2021.              In
        paragraph 2, the assessing officer sets out the information received from the
        investigation wing vide letter dated 6.3.2020.     It is not in dispute that the
        assessee's name also figures in the information furnished by the investigation
        wing. After setting out those details the assessing officer has taken note of the
        return filed by the assessee dated 21.10.2020 and thereafter issued notice
        under Section 143(2) of the Act.    In paragraph 3, the assessing officer has
        discussed the entire facts relating to the transactions done by the assessee in
        respect of purchase of shares of M/s. Tuni Textiles Mills Ltd. and noted that the
        value of the shares of the assessee is almost 4.5 times in a span of one year
        and 2 months resulting in huge capital gains to the assessee. Thereafter, the
        assessing officer has verified the contract note and the share certificate
        submitted by the assessee and other details of the transactions done by the
        assessee as well as the details furnished in the return of income and then has
        stated that the facts and circumstances surrounding the transaction of shares of
        M/s. Tuni Textiles Mills Ltd. and subsequent earning of exempt LTCG by the
        assessee through the transaction in the said shares clearly indicate that the
                                    4



claim of the assessee regarding earning of significant LTCG exempt under
Section 10(38) requires deeper investigation and analysis to uncover the real
nature of the alleged regular/prudent transaction.    Thereafter, the assessing
officer has taken note of the background of the investigation done by the
department, discussed about the background of the company namely M/s. Tuni
Textiles Mills Ltd. and taken note of the profit and loss account of the said
company and its balance sheet, asset dt. March 31, 2012, statement of cash
flow for the year ended 31.03.2012 and come to the conclusion that the
fundamentals of the company are very weak and it clearly indicates that
abnormal price rise in the shares of the company is not natural or normal but
artificially manipulated. Further, noting the financial strength of the said
company the assessing officer has noted that the price of the shares rose
astronomically during the period May 2010 to March, 2011 from Rs.16/- to Rs.
271/-. With all these details, show cause notice was issued to the assessee on
03.09.2021 for which the assessee submitted their reply on 10.09.2021 and the
assessing officer took into consideration the stand taken by the assessee in
their reply and has recorded reasons to hold that the assessee has failed to
discharge the onus and, therefore, the only escapable conclusion is that
numerous individual assessees have taken entry to LTCG by paying its
unaccounted money. Furthermore, that the transaction in shares of M/s. Tuni
Textiles Mills Ltd. by the assessee was a pre-arranged transaction in the form of
accommodation entry managed through collusive transactions by group of entry
operators and shell entities. Thereafter the assessing officer has taken note of
the various decisions, namely, CIT Vs. Durga Prasad More reported in (1971)
82 ITR 540(SC), Sumati Dayal Vs. Commissioner of Income Tax reported
in (1995) 214 ITR 801 (SC), applied the test of human probabilities as
propounded in the said decisions and then completed the assessment and has
pointed out that before finalizing the assessment a final show cause notice was
issued on 18.09.2021 for which the assessee submitted reply on 22.09.2021
and the said reply was also considered and the assessing officer has pointed
out that the assessee has not submitted any new evidence in response to the
show cause notice.     Therefore, the learned Tribunal committed an error in
coming to a conclusion that the assessing officer has not applied his mind for
reopening the assessment under Section 147 of the Act.
                                               5



     12.     That apart, the learned Tribunal has not examined the reasons set out by the
           appellate authority which has re-examined the factual position, taken note of the
           grounds raised by the assessee and their oral submissions and has in detail
           discussed about the lowering of funds and how the funds reached the
           concerned beneficiaries and has factually found that the assessee is one of the
           beneficiaries who received accommodation entry which was used to avail bogus
           LTCG/STCL. The various decisions of the Hon'ble Supreme Court were taken
           into consideration and the appeal was dismissed. Therefore, we find that the
           learned Tribunal committed a serious factual error in coming to the conclusion
           that there was no application of mind of the assessing officer and erroneously
           elevated the status of CBDT which is meant as a guiding note of the assessing
           officer to have an effect of regulation. Therefore, the order impugned in this
           appeal deserves to be quashed.

     13. Accordingly, the appeal filed by the revenue is allowed and the substantial
           questions of law raised by the revenue are answered in favour of the revenue."

          As noted above, since in the present appeal the shares of the very same

company, namely, M/s. Tuni Textile Mills Ltd. is concerned, the findings recorded in

the decision in P.L. Goenka HUF will squarely apply to the facts and circumstances of

the case.

          For the above reason, the revenue succeeds in this appeal. Accordingly, the

appeal is allowed and the order passed by the learned Tribunal is set aside and the

order passed by the assessing officer as affirmed by the CIT(A) are restored.

Consequently, the substantial questions of law are answered in favour of the

appellant/revenue.

          GA/1/2024 stands disposed of accordingly.

                                               .

(T.S. SIVAGNANAM) CHIEF JUSTICE

(CHAITALI CHATTERJEE (DAS), J.) Pkd./mg 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 : IJJ

 

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

 
 
Latestlaws Newsletter