Citation : 2022 Latest Caselaw 1348 Raj/2
Judgement Date : 8 February, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Income Tax Appeal No. 63/2019
The Deputy Commissioner Of Income Tax, Central Circle, Kota
----Appellant
Versus
M/s Kota Dall Mill, C-Block, Multymetals Ltd. Campus, 6/7,
Heavy Industrial Area, Consua Road, Kota
----Respondent
Connected With D.B. Income Tax Appeal No. 58/2019 The Deputy Commissioner Of Income Tax, Central Circle, Kota
----Appellant Versus M/s Kota Dall Mill, C-Block, Multymetals Ltd. Campus, 6/7, Heavy Industrial Area, Consua Road, Kota
----Respondent D.B. Income Tax Appeal No. 59/2019 The Deputy Commissioner Of Income Tax, Central Circle, Kota
----Appellant Versus M/s Kota Dall Mill, C-Block, Multymetals Ltd. Campus, 6/7, Heavy Industrial Area, Consua Road, Kota
----Respondent D.B. Income Tax Appeal No. 61/2019 The Deputy Commissioner Of Income Tax, Central Circle, Kota
----Appellant Versus M/s Kota Dall Mill, C-Block, Multymetals Ltd. Campus, 6/7, Heavy Industrial Area, Consua Road, Kota
----Respondent D.B. Income Tax Appeal No. 62/2019 The Deputy Commissioner Of Income Tax, Central Circle, Kota
----Appellant Versus
(2 of 8) [ITA-63/2019]
M/s Kota Dall Mill, C-Block, Multymetals Ltd. Campus, 6/7, Heavy Industrial Area, Consua Road, Kota
----Respondent D.B. Income Tax Appeal No. 74/2019 The Principal Commissioner Of Income Tax (Central), Jaipur
----Appellant Versus M/s Multimetals Limited, Plot No. 6 And 7, Heavy Industrial Area, Kansua Road, Kota,
----Respondent D.B. Income Tax Appeal No. 77/2019 The Principal Commissioner Of Income Tax (Central), Jaipur
----Appellant Versus M/s Multimetals Limited, Plot No. 6 And 7 Heavy Industrial Area, Kansua Road, Kota
----Respondent D.B. Income Tax Appeal No. 103/2019 The Principal Commissioner Of Income Tax, (Central), Jaipur
----Appellant Versus M/s Oriental Power Cables Ltd., Nh-12, Cable Nagar, Po Cable Nagar, Kota-325003 (Raj)
----Respondent D.B. Income Tax Appeal No. 105/2019 The Principal Commissioner Of Income Tax, (Central), Jaipur
----Appellant Versus M/s Oriental Power Cables Ltd., Nh-12, Cable Nagar, Po Cable Nagar, Kota-325003 (Raj)
----Respondent D.B. Income Tax Appeal No. 106/2019 The Principal Commissioner Of Income Tax, (Central), Jaipur
----Appellant Versus
(3 of 8) [ITA-63/2019]
M/s Oriental Power Cables Ltd., Nh-12, Cable Nagar, Po Cable Nagar, Kota-325003 (Raj)
----Respondent D.B. Income Tax Appeal No. 107/2019 The Principal Commissioner Of Income Tax, (Central), Jaipur
----Appellant Versus M/s Oriental Power Cables Ltd., Nh-12, Cable Nagar, Po Cable Nagar, Kota-325003 (Raj)
----Respondent D.B. Income Tax Appeal No. 108/2019 The Principal Commissioner Of Income Tax, (Central), New Central Revenue Building, Statue Circle, Jaipur
----Appellant Versus M/s Edila Business World Pvt. Ltd., 6 And 7, Heavy Industrial Area, C-Block, Multimetal Limited Campus, Kansua Road, Large Scale Industrial Area, Kota
----Respondent D.B. Income Tax Appeal No. 109/2019 The Principal Commissioner Of Income Tax, (Central) New Central Revenue Building, Statue Circle, Jaipur
----Appellant Versus M/s Edila Business World Pvt. Ltd., 6 And 7, Heavy Industrial Area, C-Block, Multimetal Limited Campus, Kansua Road, Large Scale Industrial Area, Kota
----Respondent D.B. Income Tax Appeal No. 113/2019 The Principal Commissioner Of Income Tax, (Central) New Central Revenue Building, Statue Circle, Jaipur
----Appellant Versus M/s Tirupati Balaji Estates Pvt. Ltd., Plot No. 6 And 7, C-Block, Multimetals Limited Campus, Kansua Road, Large Scale Industrial Area, Kota
----Respondent
(4 of 8) [ITA-63/2019]
D.B. Income Tax Appeal No. 114/2019 The Principal Commissioner Of Income Tax, (Central) New Central Revenue Building, Statue Circle, Jaipur
----Appellant Versus M/s Hadoti Punj Vikas Ltd., C-Block, 6/7, Multimetals Campus, Large Scale Industrial Area, Kota Rajasthan
----Respondent D.B. Income Tax Appeal No. 115/2019 The Principal Commissioner Of Income Tax, (Central) New Central Revenue Building, Statue Circle, Jaipur
----Appellant Versus M/s Tirupati Balaji Estates Pvt. Ltd., Plot No. 6 And 7, C-Block, Multimetals Limited Campus, Kansua Road, Large Scale Industrial Area, Kota
----Respondent D.B. Income Tax Appeal No. 116/2019 The Principal Commissioner Of Income Tax, (Central) New Central Revenue Building, Statue Circle, Jaipur
----Appellant Versus M/s Rajasthan Cable Industries Ltd., 4 And 12, Large Scale, Industrial Area, Kansua Road, Kota
----Respondent D.B. Income Tax Appeal No. 162/2019 The Principal Commissioner Of Income Tax, New Central Revenue Building, Rawat Bhata Road, Kota
----Appellant Versus M/s Resonant Wealth Consultancy Pvt. Ltd., 69/331, V.t. Road, Mansarovar, Jaipur Rajasthan
----Respondent
For Appellant(s) : Mr. Anil Mehta, Sr. Adv. with Mr. Siddharth Bapna through VC For Respondent(s) : Mr. Sanjay Jhanwar, Sr. Adv. with
(5 of 8) [ITA-63/2019]
Mr. Rajat Sharma through VC
HON'BLE THE CHIEF JUSTICE MR. AKIL KURESHI HON'BLE MR. JUSTICE SUDESH BANSAL
Judgment
08/02/2022 There are defects in some of the appeals. The same are
waived.
D.B. Civil Misc. Application Nos.1799/2019 in D.B. ITA No.114/2019 and D.B. Civil Misc. Application Nos.1800/2019 in D.B. ITA No.116/2019:-
For the reasons stated in the applications and those made
out before us during the course of arguments, delay caused in
filing these appeals is condoned. Applications stand disposed of.
D.B. Civil Misc. Application Nos.69776/2019, 69780/2019, 70920/2019, 70927/2019, 48922/2019, 48935/2019, 63367/2019 and 64456/2019:-
Since certified copy of the impugned judgment of the
tribunal which is common in several appeals is filed in one of
them, request for dispensing with filing certified copies in all the
appeals is granted. The applications are disposed of.
D.B. Income Tax Appeal Nos.63/2019, 58/2019, 59/2019, 61/2019, 62/2019, 74/2019, 77/2019, 103/2019, 105/2019, 106/2019, 107/2019, 108/2019, 109/2019, 113/2019, 114/2019, 115/2019, 116/2019 and 162/2019:-
These appeals involve the same group of assessees and arise
out of search action carried out by the revenue against the group.
Due to commonality of facts, we may refer to the material
produced in D.B. Income Tax Appeal No. 63/2019. The appeal is
filed by the department to challenge the judgment of the Income
Tax Appellate Tribunal. Following questions are presented for our
consideration:-
(6 of 8) [ITA-63/2019]
1. Whether, on the facts and in the circumstances of the case the Hon'ble ITAT was justified in deleting the addition made by the assessing officer under Section 68 of the Income Tax Act, 1961 on account of unexplained unsecured loans obtained by the assessee?
2. Whether, on the facts and in the circumstances of the case the Hon'ble ITAT was justified in upholding the order of the CIT (A) deleting the additions made on account of unsecured loans by observing that the alleged lenders were not shell companies without even considering the financial statements of these companies?
3. Whether, on the facts and in the circumstances of the case the Hon'ble ITAT was justified in upholding order of the CIT (A) on account of unexplained partners capital receipts from alleged partners by observing that the burden cast upon the assessee under section 68 of the Income Tax Act, 1961 to explain the nature and source of transaction has been discharged?
4. Whether, on the facts and in the circumstances of the case the Hon'ble ITAT was justified in upholding order of CIT (A) in deleting the addition of partners capital despite the fact that the alleged partners were never produced before the learned assessing officer for examination?
5. Whether, on the facts and in the circumstances of the case the Hon'ble ITAT was justified in holding the additions made during reassessment proceedings under Section-153A to be unsustainable on the ground that reassessment under Section-153A could not have been made on the basis of information/report of the Information Wing, Kolkata?
Though, five different questions are framed, the central issue
is one, namely, the deletion of the addition made by the assessing
officer under Section 68 of the Income Tax Act, 1961 (for short
'the Act'). We may record that the assessing officer having made
such additions, in appeal filed by the assessee, the Commissioner
(Appeals) had deleted the same. Thus revenue was in appeal
before the tribunal. The tribunal had dismissed the revenue's
appeal. Thus, there are concurrent findings by the CIT (Appeals)
and the tribunal in favour of the assessee.
(7 of 8) [ITA-63/2019]
Further, perusal of rather long order passed by the tribunal,
we find that the conclusions are based on assessment of evidence
on record. All these findings are thus purely factual in nature. The
tribunal confirmed the view of the CIT (Appeals) that the additions
made by the assessing officer were not sustainable. It was
observed that the companies through which the assessees had
indulge into bogus accommodation entries, were not managed or
controlled by Mr. Anand Sharma, who was supposed to be the
kingpin. Further, it was observed that there was no link found in
the documents and the financial statements of the companies
concerned. It was noted that the assessee had produced the
affidavit and the notices issued by the assessing officer under
Section 131 and 133(6) of the Act which was duly complied by the
creditors. The statement of director of Ms. Royal Crystal Dealers
Pvt. Ltd. was also recorded by the assessing officer while the
director has confirmed the transaction of loan. The tribunal further
observed that the assessment order was passed solely on the
report of the Investigation Wing, Kolkata which merely contained
the narration of the statements recorded during the investigation
and the assessing officer had in his possession only the statement
of Anand Sharma. The tribunal was of the opinion that the
assessing officer could not have made the additions in the hands
of the assessee on the basis of the Investigation Wing at Kolkata
to which the assessee was not privity to. The assessee was also
not granted opportunity to cross-examine the persons whose
statements were recorded by the investigation wing.
We are informed that in some of the cases the tribunal has
also held that the reassessment was invalid this was an additional
ground to delete the additions. Since in relation to the deletion of
(8 of 8) [ITA-63/2019]
additions no question of law arises, we have not examined the
correctness of the view of the tribunal on the question of validity
of the reassessment.
Under the circumstances we do not find any reason to
entertain these appeals since no question of law arises. All appeals
are dismissed. Pending applications, if any, are also disposed of.
(SUDESH BANSAL),J (AKIL KURESHI),CJ
BRIJ MOHAN GANDHI/16-33
Powered by TCPDF (www.tcpdf.org)
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!