Delhi High Court High Court

Commissioner Of Income Tax vs Oasis Hospitalities (Pvt.) Ltd. on 31 January, 2011

Delhi High Court
Commissioner Of Income Tax vs Oasis Hospitalities (Pvt.) Ltd. on 31 January, 2011
Author: A.K.Sikri
*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                              ITA No. 2093 of 2010
                                        with
                                ITA No.2094 of 2010
                                ITA No.2095 of 2010
                                 ITA No.514 of 2007
                                 ITA No.539 of 2008

                                          RESERVED ON: JANUARY 04, 2011
%                                      PRONOUNCED ON: JANUARY 31, 2011


    1) ITA No. 2093 of 2010

       COMMISSIONER OF INCOME TAX                                       . . . Appellant

                              through :               Ms. Prem Lata Bansal, Advocate

                                      VERSUS

       OASIS HOSPITALITIES (PVT.) LTD.                                . . .Respondent

                              through:                Mr.  Udaibir    Singh    Kochar,
                                                      Advocate


    2) ITA No. 2094 of 2010

       COMMISSIONER OF INCOME TAX                                       . . . Appellant

                              through :               Ms. Prem Lata Bansal, Advocate

                                      VERSUS

       UP BONE MILLS INDIA LTD.                                       . . .Respondent

                              through:                Mr. Salil Kapoor with Mr. Ankit
                                                      Gupta, Advocate and Mr. Sanat
                                                      Kapoor, Advocate.

    3) ITA No. 2095 of 2010

       COMMISSIONER OF INCOME TAX                                       . . . Appellant

                              through :               Ms. Prem Lata Bansal, Advocate

                                      VERSUS

       OASIS HOSPITALITIES (PVT.) LTD.                                . . .Respondent

                              through:                Mr.  Udaibir    Singh    Kochar,
                                                      Advocate

                                           RESERVED ON: JANUARY 10, 2011
                                        PRONOUNCED ON: JANUARY 31, 2011

    4) ITA No. 539 of 2008

       COMMISSIONER OF INCOME TAX                                       . . . Appellant


ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008                Page 1 of 27
                               through :               Ms. Suruchi Aggarwal, Advocate

                                      VERSUS

       VIJAY POWER GENERATORS LTD.                                     . . .Respondent

                              through:                Mr. Salil Kapoor, Advocate


     5) ITA No. 514 of 2007

       VIJAY POWER GENERATORS LTD.                                       . . . Appellant

                              through :               Mr. Salil Kapoor, Advocate

                                      VERSUS

       DIRECTOR OF INCOME TAX & ANR.                                 . . .Respondents

                              through:                Ms. Suruchi Aggarwal, Advocate




CORAM :-
    HON'BLE MR. JUSTICE A.K. SIKRI
    HON'BLE MR. JUSTICE M.L. MEHTA

       1.      Whether Reporters of Local newspapers may be allowed
               to see the Judgment?
       2.      To be referred to the Reporter or not?
       3.      Whether the Judgment should be reported in the Digest?


A.K. SIKRI, J.

1. In all these appeals, issue relates to the addition made by the

Assessing Officer (AO) under Section 68 of the Income Tax Act

(hereinafter referred to as „the Act‟) on account of unexplained

share application money. Though the background of the facts in

which these additions were made in respect of different assessees

may not be identical, but there is lot of similarity. In any case,

since principle of law which is to be applied in all these cases is

common, by way of this singular judgment all these appeals can

be decided. However, in the process we would intend to dispose

of these appeals by this common judgment. We would proceed to

discuss the position of law in first instance and thereafter, on the

application of that law, we shall answer the question which arises

in different appeals.

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 2 of 27

2. Section 68 of the Act deals with unexplained incomes and is

couched in the following language:

“Section 68

CASH CREDITS.

Where any sum is found credited in the books of an
assessee maintained for any previous year, and assessee
offers no explanation about the nature and source thereof
or the explanation offered by him is not, in the opinion of
the Assessing Officer, satisfactory, the sum so credited may
be charged to income-tax as the income of the assessee of
that previous year.”

3. As per the provisions of this Section, in case the assessee has not

been able to give satisfactory explanation in respect of certain

expenditure or where any sum is found credited in the books of

accounts, the AO can treat the same as undisclosed income and

add to the income of the assessee. The assessee is required to

give satisfactory explanation about the “nature and source” of

such sum found credited in the books of accounts.

4. It is a common knowledge that insofar as the companies

incorporated under the Indian Companies Act are concerned,

whether private limited or public limited companies, they raise

their capital through shares, though the manner of raising the

share capital in the private limited companies on the one hand

and public limited companies on the other hand, would be

different. In the case of private limited companies, normally, the

shares are subscribed by family members or persons known/close

to the promoters. Public limited companies, on the other hand,

generally raise public issue inviting general public at large for

subscription of these shares. Yet, it is also possible that in case of

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 3 of 27
public limited companies, the share capital is issued in a close

circuit.

5. When the companies incorporated under the Companies Act raise

their capital through shares, various persons would apply for

shares and thus give share application money. These amounts

received from such shareholders would, naturally, be the sums

credited in the books of account of the assessee. If the AO doubts

the genuineness of the investors, who had purportedly subscribed

to the share capital, the AO may ask the assessee to explain the

nature and source of those sums received by the assessee on

account of share capital. It is in this scenario, the question arises

about the genuineness of transactions. The plain language of

Section 68 of the Act suggests that when the assessee is to give

satisfactory explanation, burden of proof is on the assessee to

provide nature and source of those receipts.

6. What kind of proof is to be furnished by the assessee, is the

question. It has come up for discussion in various judgments

rendered by this Court, other Courts as well as the Supreme Court.

The law was discussed by a Division Bench of this Court in the

case of Commissioner of Income Tax Vs. Divine Leasing and

Finance Ltd. [299 ITR 268]. Since the entire gamut of case law

as on that date was visited in the said judgment, we may initiate

our discussion by taking note of this case. In this case, the Court

highlighted the menace of conversion of unaccounted money

through the masquerade or such channels of investment in the

share capital of a company and thus stressed upon the duty of the

Revenue to firmly curb the same. It was also observed that, in the

process, the innocent assessee should not be unnecessary

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 4 of 27
harassed. A delicate balance must be maintained. It was, thus,

stressed:

“15. There cannot be two opinions on the aspect that the
pernicious practice of conversion of unaccounted money
through the masquerade or channel of investment in the
share capital of a company must be firmly excoriated by
the Revenue. Equally, where the preponderance of
evidence indicates absence of culpability and complexity of
the assessed it should not be harassed by the Revenue‟s
insistence that it should prove the negative. In the case of a
public issue, the Company concerned cannot be expected
to know every detail pertaining to the identity as well as
financial worth of each of its subscribers. The Company
must, however, maintain and make available to the AO for
his perusal, all the information contained in the statutory
share application documents. In the case of private
placement the legal regime would not be the same. A
delicate balance must be maintained while walking the
tightrope of Section 68 and 69 of the IT Act. The burden of
proof can seldom be discharged to the hilt by the assessed;
if the AO harbours doubts of the legitimacy of any
subscription he is empowered, nay duty-bound, to carry out
thorough investigations. But if the AO fails to unearth any
wrong or illegal dealings, he cannot obdurately adhere to
his suspicions and treat the subscribed capital as the
undisclosed income of the Company.”

7. Taking note of the earlier judgment of Full Bench of this Court in

the case of Commissioner of Income Tax Vs. Sophia Finance

Ltd. [(1994) 205 ITR 98], the Court observed that the Full

Bench had enunciated that Section 68 reposes in the Income-tax

Officer or AO the jurisdiction to inquire from the assessed the

nature and source of the sum found credited in its Books of

Accounts. If the Explanation preffered by the assessed is found

not to be satisfactory, further enquiries can be made by the

Income-tax Officer himself, both in regard to the nature and the

source of the sum credited by the assessed in its Books of

Accounts, since the wording of Section 68 is very wide. The Full

Bench opined that if the shareholders exist then, possibly, no

further enquiry need be made. But if the Income-tax Officer finds

that the alleged shareholders do not exist then, in effect, it would

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 5 of 27
mean that there is no valid issuance of share capital. Shares

cannot be issued in the name of non-existing persons. If the

shareholders are identified and it is established that they have

invested money in the purchase of shares then the amount

received by the company would be regarded as a capital receipt

but if the assessed offers no Explanation at all or the Explanation

offered is not satisfactory then, the provisions of Section 68 may

be invoked.

8. The Court also referred to the earlier Division Bench judgment in

the case of Commissioner of Income Tax Vs. Dolphin

Canpack Ltd. [(2006) 283 ITR 190] and quoted the following

observation:

“. . . credit entry relates to the issue of share capital, the
ITO is also entitled to examine whether the alleged
shareholders do in fact exist or not. Such an inquiry was
conducted by the AO in the present case. In the course of
the said inquiry, the assessed had disclosed to the AO not
only the names and the particulars of the subscribers of the
shares but also their bank accounts and the PAN issued by
the IT Department. Super added to all this was the fact that
the amount received by the company was all by way of
cheques. This material was, in the opinion of the Tribunal,
sufficient to discharge the onus that lay upon the
assessed.”

9. The Court took note of many other judgments of different High

Courts and on the analysis of those judgments formulated the

following propositions, which emerged as under:

“18. In this analysis, a distillation of the precedents yields
the following propositions of law in the context of Section
68 of the IT Act. The assessed has to prima facie prove (1)
the identity of the creditor/subscriber; (2) the genuineness
of the transaction, namely, whether it has been transmitted
through banking or other indisputable channels; (3) the
creditworthiness or financial strength of the
creditor/subscriber. (4) If relevant details of the address or
PAN identity of the creditor/subscriber are furnished to the
Department along with copies of the Shareholders Register,
Shared Application Forms, Share Transfer Register etc. it

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 6 of 27
would constitute acceptable proof or acceptable
Explanation by the assessed. (5) The Department would not
be justified in drawing an adverse inference only because
the creditor/subscriber fails or neglects to respond to its
notices; (6) the onus would not stand discharged if the
creditor/subscriber denies or repudiates the transaction set
up by the assessed nor should the AO take such repudiation
at face value and construe it, without more, against the
assessed. (7) The Assessing Officer is duty-bound to
investigate the creditworthiness of the creditor/subscriber
the genuineness of the transaction and the veracity of the
repudiation.”

10. By this common judgment, the Division Bench decided these

appeals of which one appeal related to Lovely Exports P. Ltd..

Against the said judgment, Special Leave Petition was preferred,

which was dismissed by the Supreme Court vide orders dated

11.01.2008 and is reported as Commissioner of Income Tax Vs.

Lovely Exports (P) Ltd. [216 CTR 195 (SC)]. The Court while

dismissing the SLP recorded some reasons as well albeit in brief,

which is as under:

“2. Can the amount of share money be regarded as
undisclosed income under s.68 of IT Act, 1961? We find no
merit in this Special Leave Petition for the simple reason
that if the share application money is received by the
assessee company from alleged bogus shareholders, whose
names are given to the AO, then the Department is free to
proceed to reopen their individual assessments in
accordance with law. Hence, we find no infirmity with the
impugned judgment………….”

11. It is clear from the above that the initial burden is upon the

assessee to explain the nature and source of the share application

money received by the assessee. In order to discharge this

burden, the assessee is required to prove:

               (a)     Identity of shareholder;

               (b)     Genuineness of transaction; and

               (c)     Credit worthiness of shareholders.




ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008               Page 7 of 27

12. In case the investor/shareholder is an individual, some documents

will have to be filed or the said shareholder will have to be

produced before the AO to prove his identity. If the

creditor/subscriber is a company, then the details in the form of

registered address or PAN identity, etc. can be furnished.

13. Genuineness of the transaction is to be demonstrated by showing

that the assessee had, in fact, received money from the said

shareholder and it came from the coffers from that very

shareholder. The Division Bench held that when the money is

received by cheque and is transmitted through banking or other

indisputable channels, genuineness of transaction would be

proved. Other documents showing the genuineness of transaction

could be the copies of the shareholders register, share application

forms, share transfer register, etc.

14. As far as creditworthiness or financial strength of the

credit/subscriber is concerned, that can be proved by producing

the bank statement of the creditors/subscribers showing that it

had sufficient balance in its accounts to enable it to subscribe to

the share capital. This judgment further holds that once these

documents are produced, the assessee would have satisfactorily

discharge the onus cast upon him. Thereafter, it is for the AO to

scrutinize the same and in case he nurtures any doubt about the

veracity of these documents to probe the matter further.

However, to discredit the documents produced by the assessee on

the aforesaid aspects, there has to be some cogent reasons and

materials for the AO and he cannot go into the realm of suspicion.

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 8 of 27

15. At this stage, we would like to refer to the judgment of the

Bombay High Court in the case of CIT Vs. M/s Creative World

Telefilms Ltd. (in ITA No.2182 of 2009 decided on 12.10.2009).

The relevant portion of this order is reproduced below:

“In the case in hand, it is not disputed that the assessee
had given the details of name and address of the
shareholder, their PA/GIR number and had also given the
cheque number, name of the bank. It was expected on the
part of the Assessing Officer to make proper investigation
and reach the shareholders. The Assessing Officer did
nothing except issuing summons which were
ultimately returned back with an endorsement ‘not
traceable’. In our considered view, the Assessing
Officer ought to have found out their details through
PAN cards, bank account details or from their
bankers so as to reach the shareholders since all the
relevant material details and particulars were given
by the assessee to the Assessing Officer. In the above
circumstances, the view taken by the Tribunal cannot be
faulted. No substantial question of law is involved in the
appeal.

In the result, the appeal is dismissed in limini with no order
as to costs.

(emphasis supplied)”

16. The Court thus clearly held that once documents like PAN Card,

bank account details or details from the bankers were given by

the assessee, onus shifts upon the Assessing Officer and it is on

him to reach the shareholders and the Assessing Officer cannot

burden the assessee merely on the ground that summons issues

to the investors were returned back with the endorsement „not

traceable‟. Same view is taken by the Karnataka High Court in

Madhuri Investments Pvt. Ltd. Vs. ACIT (in ITA No.110 of

2004, decided on 18.02.2006). In this case also, some of share

applicants did not appear and notices sent to them were returned

with remarks „with no such person‟. Addition was made on that

basis which was turned down by the High Court in the following

words:

“6. Having heard the learned counsel for the parties, we
notice that whenever a company invites applications for

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 9 of 27
allotment of shares from different applicants, there is no
procedure contemplated to find out the genuineness of the
address or the genuinety of the applicants before allotting
the shares. If for any reason the address given in the
application were to be incorrect or for any reason if the said
applicants have changes their residence or the notices sent
by the assessing officer has not been received by such
applicants, the assessee company cannot be blamed.
Therefore, we are of the view that the Tribunal was not
justified in allowing the appeal of the revenue only relying
upon the statement of Sri Anil Raj Mehta, a Chartered
Accountant.”

17. However, in Commissioner of Income Tax Vs. Arunananda

Textiles Pvt. Ltd. (in ITA No.1515 of 2005, decided on

02.03.2010), the Karnataka High Court went to the extent of

observing that it was not for the assessee to place material before

the Assessing Officer in regard to creditworthiness of the

shareholders. Once the company had given the addresses of the

shareholders and their identity was not in dispute, it was for the

Assessing Officer to make further inquiry. It was borne by the

following discussion in the said judgment:

“6. The question raised in this appeal are squarely
covered by several judgments of the Supreme Court and
also the judgment of this Court passed in ASK Brothers
Ltd. Vs. Commissioner of Income Tax, wherein this Court
following the judgments of the Supreme Court in the case of
Commissioner of Income Tax Vs. Lovely Exports (P)
Ltd. reported in (20089) 216 CTR (SC 195) and also in the
case of Commissioner of Income Tax Vs. Steller
Investment Ltd. reported in (2001) 251 ITR 263 (SC) has
ruled that it not for the assessee to place material before
the Assessing Officer in regard to creditworthiness of the
shareholders. If the company has given the addresses of
the shareholders and their identity is not in dispute, where
they were capable of investing, the assessing officer shall
investigate. It is not for the assessee company to establish
but it is for the department to enquire with the investor
about their capacity to invest the amount in the shares.
Therefore, we are of the view that the substantial questions
of law framed in this appeal are to be answered against the
revenue and in favour of the assessee. Accordingly, this
appeal is dismissed.”

18. Rajasthan High Court had an occasion to deal with the submission

of the Revenue predicated on Benami transactions in the case of

Commissioner of Income Tax Vs. AKJ Granites (P) Ltd.

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 10 of 27
reported as 301 ITR 298 (Raj.) and the arguments were dealt with

in the following manner:

“3. So far as question No. 1 is concerned, it is stated by
learned counsel for the appellant that the issue embedded
in the said question has already been decided by this Court
and governed by the ratio laid down in Barkha Synthetics
Ltd. Vs. Asst. CIT (2005) 197 CTR (Raj.) 432. It has
been pointed out that share applications are made by
number of persons, may be in their own names or benami,
but the fact that share applications received from different
places accompanied with share application money, no
presumption can be drawn that same belong to the
assessee and cannot be assessee in his hands as his
undisclosed income unless some nexus is established that
share application money for augmenting the investment in
business has flown from asssessee‟s own money. In
coming to this conclusion, the Court relied on CIT Vs.
Steller Investment Ltd. (1991) 99 CTR (Del.) 40, which
has since been affirmed by the Supreme Court in CIT vs.
Steller Investment Ltd.
(2000) 164 CTR (SC) 287. In
view thereof, this question need not be decided again.”

19. This very aspect came up for consideration before different Courts

on number of occasion and was dealt with in favour of the

assessee.

20. The observations of the Supreme Court in the case of Lovely

Exports (supra) go to suggest that the Department is free to

proceed to reopen the individual assessment in case of alleged

bogus shareholders in accordance with law and, thus, not

remediless. It is, thus, for the AO to make further inquiries with

regard to the status of these parties to bring on record any

adverse findings regarding their creditworthiness. This would be

moreso where the assessee is a public limited company and has

issued the share capital to the public at large, as in such cases the

company cannot be expected to know every detail pertaining to

the identity and the financial worth of the subscribers. Further

initial burden on the assessee would be somewhat heavy in case

the assessee is a private limited company where the shareholders

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 11 of 27
are family friends/close acquaintances, etc. It is because of the

reason that in such circumstance, the assessee cannot feign

ignorance about the status of these parties.

21. We may also usefully refer to the judgment of the Supreme Court

in the case of Commissioner of Income Tax Vs. P.

Mohanakala [(2007) 291 ITR 278 (SC)]. In that case, the

assessee had received foreign gifts from one common donor. The

payments were made to them by instruments issued by foreign

banks and credited to the respective accounts of the assessees by

negotiations through bank in India. The evidence indicated that

the donor was to receive suitable compensation from the

assessees. The AO held that the gifts though apparent were not

real and accordingly treated all those amounts which were

credited in the books of account of the assessee, as their income

applying Section 68 of the Act. The assessee did not contend that

even if their explanation was not satisfactory the amounts were

not of the nature of income. The CIT (A) confirmed the

assessment. On further appeal, there was a difference of opinion

between the two Members of the Appellate Tribunal and the

matter was referred to the Vice President who concurred with the

findings and conclusions of the AO and the CIT (A). On appeal, the

High Court re-appreciated the evidence and substituted its own

findings and came to the conclusion that the reasons assigned by

the Tribunal were in the realm of surmises, conjecture and

suspicion. On appeal to the Supreme Court, the Court while

reversing the decision of the High Court held that the findings of

the AO, CIT (A) and the Tribunal were based on the material on

record and not on any conjectures and surmises. That the money

came by way of bank cheques and was paid through the process

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 12 of 27
of banking transaction as not by itself of any consequence. The

High Court misdirected itself and erred in disturbing the

concurrent findings of fact. While doing so, the legal position

contained in Section 68 of the Act was explained by the Supreme

Court by assessing that a bare reading of Section 68 of the Act

suggests that (i) there has to be credit of amounts in the books

maintained by the assessee; (ii) such credit has to be a sum of

money during the previous year; and (iii) either (a) the assessee

offers no explanation about the nature and source of such credits

found in the books or (b) the explanation offered by the assessee,

in the opinion of the AO, is not satisfactory. It is only then that the

sum so credited may be charged to income tax as the income of

the assessee of that previous year. The expression “the assessee

offers no explanation” means the assessee offers no proper,

reasonable and acceptable explanation as regards the sums found

credited in the books maintained by the assessee. The opinion of

the AO for not accepting the explanation offered by the assessee

as not satisfactory is required to be based on proper appreciation

of material and other attending circumstances available on the

record. The opinion of the AO is required to be formed objectively

with reference to the material on record. Application of mind is

the sine qua non for forming the opinion. In cases where the

explanation offered by the assessee about the nature and source

of the sums found credited in the books is not satisfactory there

is, prima facie, evidence against the assessee, viz., the receipt of

money. The burden is on the assessee to rebut the same, and, if

he fails to rebut it, it can be held against the assessee that it was

a receipt of an income nature. The burden is on the assessee to

take the plea that even if the explanation is not acceptable, the

material and attending circumstances available on record do not

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 13 of 27
justify the sum found credited in the books being treated as a

receipt of income nature.

22. We would like to refer to another judgment of the Division Bench

of this Court in the case of Commissioner of Income Tax Vs.

Value Capital Services P. Ltd. [(2008) 307 ITR 334 (Delhi)].

The Court in that case held that the additional burden was on the

Department to show that even if share application did not have

the means to make investment, the investment made by them

actually emanated from the coffers of the assessee so as to

enable it to be treated as the undisclosed income of the assessee.

In the absence of such findings, addition could not be made in the

income of the assessee under Section 68 of the Act.

23. It is also of relevance to point out that in Commissioner of

Income Tax Vs. Stellar Investment Ltd. [(1991) ITR 287

(Del.)] where the increase in subscribed capital of the respondent

company accepted by the ITRO and rejected by the CIT on the

ground that a detailed investigation was required regarding the

genuineness of subscribers to share capital, as there was a device

of converting black money by issuing shares with the help of

formation of an investment which was reversed by the Tribunal,

this Court held that even if it be assumed that the subscribers to

the increased share capital were not genuine, under no

circumstances the amount of share capital could be regarded as

undisclosed income of the company. This view was confirmed by

the Apex Court in CIT Vs. Stellar Investment Ltd. [(2001) 251

ITR 263 (SC)].

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 14 of 27

24. Having taken note of the legal position in detail, we now proceed

to decide each appeal on the application of aforesaid principles.

ITA No.2093 of 2010 & ITA No.2095 of 2010

25. In both these appeals, the assessee is the same. Since these

appeals pertain to two assessment years, viz., Assessment Year

2003-04 and Assessment Year 2004-05, that is the reason for two

appeals though common issue is based on identical facts.

26. While making the assessment in respect of return filed for

Assessment Year 2004-05, the AO noticed that the assessee had

received share application money of `3 lacs each from six private

limited companies during the year relevant Assessment Year

2003-04. It is for this reason notice under Section 148 of the Act

was issued in respect of Assessment Year 2003-04 and

reassessment done. The AO made addition of `18 lacs to the

income of the assessee on protective basis in the Assessment

Year 2004-05 as well. It is for this reason we say that the

transaction involved in both the appeals is same.

27. The order of the AO would reveal that it had received an

information from the Investigation Wing which had made various

enquiries/investigations on the basis of which it was found that

these six investors belong to one Mahesh Garg Group who were

not carrying on any real business activity and were rather

engaged in the business of providing accommodations entries.

They were, thus, entry operators of which the assessee was the

beneficiary. According to the AO, the modus operandi involved in

such type of activity was like this: an entry operator operates a

number of accounts in the same bank/branch or in different

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 15 of 27
branches in the name of companies, firms, proprietary concerns

and individuals and for the operation of these bank accounts,

filing income tax returns etc., persons are hired. Most of these

persons work on part-time basis and are called upon to sign

documents, cheque books, etc. whenever required. Whenever

any beneficiary is interested in taking an entry, he would

approach the entry operator and handover the cash alongwith

commission and take cheques, Demand Draft, Postal Order. The

cash is deposited by the Entry Operator in a bank account either

in his name or in the name of relative/friends or other person

hired by him for the purposes of opening the bank account. After

the deposit of cash when there is sufficient balance, the Entry

Operator issues Demand Draft, Postal Orders, cheques in the

name of beneficiary. Most of these concerns/individuals also have

obtained PAN from the Department and are filing income tax

returns, but what is shown in the return is not actual state of

affairs.

28. The assessees filed copies of PAN, acknowledgement of filing

income tax returns of the companies, their bank account

statements for the relevant period, i.e., for the period when the

cheques were cleared. However, the parties were not produced in

spite of specific direction of the AO instead of taking opportunities

in this behalf. Since the so-called Directors of these companies

were not produced on this ground coupled with the outcome of

the detailed inquiry made by the Investigating Wing of the

Department, the AO made the addition. This addition could not be

sustained as the primary onus was discharged by the assessee by

producing PAN number, bank account, copies of income tax

returns of the share applicants, etc. We also find that the

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 16 of 27
Assessing Officer was influenced by the information received by

the Investigating Wing and on that basis generally modus

operandi by such Entry Operators is discussed in detail. However,

whether such modus operandi existed in the present case or not

was not investigated by the AO. The assessee was not confronted

with the investigation carried out by the Investigating Wing or was

given an opportunity to cross-examine the persons whose

statements were recorded by the Investigating Wing.

29. As regards discrepancies found by the AO in the bank statement,

suffice is to mention that the bank statements that were filed by

the assessee were provided by the shareholders and were

computer printed on the bank stationery. The same were filed by

the assessee during the assessment proceedings without any

suspicion of their being incorrect. During the assessment

proceedings, the assessee was never confronted by the AO that

there are discrepancies between the bank statements filed and

the statements directly called by the A.O. However, even after

considering the alleged discrepancies, it does not follow that the

amount of share capital was the undisclosed income of the

assessee. Even the correct Bank statements as claimed by the

AO reveal that the assessee has received cheques from the

shareholders. In this backdrop, the following observations of this

Court in the case of Commissioner of Income Tax Vs. K.C.

Fibers Ltd. (2010) 187 TAXMAN 53 (Del.) are reproduced:

“It is strange that when the Assessing Officer is questioning
the bona fides of M/s Diamond Protein Ltd. for collecting
money to subscribe to the share to the capital of the
assessee, but it is the assessee who is fastened with the
liability. The Assessing Officer did not question M/s
Diamond Protein Ltd. in this behalf. Insofar as Assessing
Company is concerned, it is not disputed that money was
paid to its towards the aforesaid share application money,
by means of cheques. It is not for the Assessing Company
to probe as to the source from where M/s Diamond Protein
Ltd. collected the aforesaid money. It was for the Assessing

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 17 of 27
Officer, in these circumstances to inquire into the affairs of
M/s Diamond Protein Ltd. which is an independent company
inasmuch as no finding is arrived at by the Assessing
Officer that the two companies are umbrella companies or
have any relationship with each other.”

30. We are, therefore, of the opinion that there is no merit in these

two appeals, which are accordingly dismissed at the admission

stage itself.

ITA No.2094 of 2010

31. In this case, the assessee had shown receipt of `99.18 lacs on

account of share application money. In order to prove the

genuineness of the transactions and identity of the share

applicants and their creditworthiness, the assessee had filed

confirmation from these parties, which were 30 in number. The

assessee had also supplied income tax particulars of these share

applicants. The AO issued notices under Section 133(6) of the

Act, which remained unserved on 22 out of 30 parties. Even

remaining 08 persons did not respond. Local inquiry made

through Inspector revealed that the parties did not exist at the

given addresses. On inquiries from bank, the AO found various

discrepancies in the statement sent by the bank and the

statement produced by the assessee. Even some of the names

given by the assessee were not the same as in the bank records.

The AO confronted entire material to the assessee and allowed

various opportunities. However, the assessee did not produce

even a single party. Accordingly, the AO made an addition of

`99.18 lacs to the income of assessee on account of unexplained

share capital under Section 68 of the Act. Similarly, the AO also

made addition of `3.10 lacs on account of unexplained credit

under Section 68 of the Act.

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 18 of 27

32. The CIT (A) allowed the appeal and deleted the addition. After

recording the findings that necessary documents to prove the

identity of investors, creditworthiness and genuineness of the

transactions were produced by the assessee, he was of the

opinion that even when some discrepancies were found in the

bank statement of these investors produced by the assessee,

facts remain that the AO had himself obtained the copies of the

bank statement of some of the share applicants and the perusal of

those statements reveals that there was a debit entry in support

of demand draft purchased by the share applicant. The assessee

had also filed copies of the confirmations in acknowledgement of

income tax returns filed by the share applicants from which it was

clear that the tax payers were the existing assessees and they

had filed the return of income in Delhi itself. On this evidence, it

was concluded that the shareholders were identifiable who were

assessed to income tax and therefore under no circumstances,

the share capital could be treated as undisclosed income of the

company.

33. The Tribunal while confirming the aforesaid view of the CIT (A) has

summarized the discussion as under:

“9. We have carefully considered the rival submissions in
the light of the material placed before us. The necessary
details were filed by the assessee with the AO to show the
identity of the person who had applied for the shares. The
shares also been allotted to respective persons in respect
of which intimation was given to Registrar of Companies
and necessary evidence has also been placed on record in
the paper book which found place at page 23 and 24 of the
paper book. The assessee also had placed on record the
evidence as well as copy of income-tax returns of the share
applicants. Keeping in view all these evidences it cannot
be held that the assessee did not establish the identity of
the share applicants. If it is so, then the law as pronounced
by the Hon‟ble Supreme Court in the case of CIT vs. Lovely
Exports Pvt. Ltd. (supra) is clear that if the share application

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 19 of 27
money is received b the assessee company from alleged
bogus shareholders whose names are given to the AO, then
the Department is free to proceed to reopen their individual
assessments in accordance with law, but the same cannot
be regarded as undisclosed income of the assessee. In this
view of the situation, we find no infirmity in the order of the
CIT (A) vide which addition made on account of share
application money has been deleted.”

34. Having regard to the decisions noted above, we are of the view

that the addition was rightly deleted by the CIT (A) and the

Tribunal. Requisite documents were furnished showing the

existence of the shareholders from bank accounts and even their

income tax details. From bank accounts of these shareholders, it

was found that they had deposed certain cash and source thereof

was questionable. The AO should have made further probe which

he failed to do. Moreover, remedy with the Department lies in

reopening the case of these investors and the addition cannot be

made in the hands of assessee.

35. We accordingly dismiss this appeal.

ITA No.514 of 2007

36. This appeal was admitted on the following question of law:

“Whether on the facts and in the circumstances of the case,
the ITAT has erred in law in sustaining the addition of
`25,23,500 on account of receipt of share application
money?”

37. The facts leading to the admission of the aforesaid question of law

are as follows:

The assessee in the income tax return for the Assessment

Year 1997-98 had shown receipts in the form of share money

subscribed of 15% to whom the shares were later on allocated.

Total money on this account received by the assessee was

`25,23,500. The investment in these shares was ranging from ` 1

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 20 of 27
lac to ` 2.5 lacs. In order to verify the genuineness of these

transactions, the AO issued summons to these parties which were

received back either with the remarks “incomplete address” or “in

spite of best efforts the address not found” or “not met” or “no

such person” or “not found”, etc. The AO thereafter asked the

assessee to produce these persons who had introduced the share

capital in the company. The assessee was also asked to furnish

cheque numbers/draft numbers for payment of share application

money along with the names of the drawee bank and branch of

the bank. However, no details were furnished despite various

opportunities. The assessee could not even identify the entries in

the bank account regarding the receipts of the share application

money nor could he produce the relevant ledger for verifying the

receipts, according to the AO. Ultimately, the assessee produced

five persons whose statements were recorded. The assessee did

not cross-examine these persons. They did not furnish any proof

of their identity in the form of ration card, election card or

passport despite request by the AO. The AO after analyzing the

statements of these persons observed that these five persons

were small agriculturists and had no means to make investment n

the company.

38. In these circumstances, the entire receipts of `25,23,500 in

respect of these five persons was treated as unexplained

investment and made the addition under Section 68 of the Act.

39. The CIT (A), in appeal, reexamined the entire issue analyzing the

evidence in the light of the judgment in the case of Stellar

Investment Ltd. (supra) and Sophia Finance Ltd. (supra)

relied upon by the assessee. He confirmed the order of the AO

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 21 of 27
and concluded that the assessee had merely given names of the

parties and had not proved that they had necessary income to

invest in the shares as also the creditworthiness of these persons.

40. The Tribunal has also affirmed the aforesaid decision of the CIT (A)

in the following manner:

“15. Having carefully examined the material available on
record and the orders of the lower authorities, we find that
shares were not quoted on stock exchange and it was
subscribed by the persons who were known to the assessee
but during the course of hearing despite various
opportunities the assessee could not produce them for
verification nor any evidence was filed with regard to their
financial status. Out of 15 subscribers, 5 subscribers were
produced before the A.O. and during the course of the
examination it was admitted that they were small
agriculturists and were cultivating the agricultural land
after taking it on lease from other agriculturists. No
evidence regarding the agricultural holdings were produced
before the A.O. nor have they filed any evidence with
regard to their financial soundness whereas the investment
in shares were made between Rs.1 lakh to Rs.2.5 lakhs.
Copy of the statement are (sic. is) placed on record and
from its perusal one would find that all these 5 persons are
of ordinary status and they have no means to invest a huge
sum in shares with the assessee.

16. So far as the legal position and the judgment of the
Apex Court in the case of Steller Investment Ltd. is
concerned, we are of the view that the ratio laid down in
the Steller Investment Ltd. is applicable only in those cases
where the assessee is a limited company and the shares
were quoted in stock exchange. Once the shares are
quoted in stock exchange and the subscription is open to
public at large, assessee cannot have control over the
subscription and also cannot make a verification of the
subscribers as subscription can be done by any person. But
whenever the issue is subscribed without quoting it on
stock exchange by limited or private limited company, the
presumption is very strong against the assessee that
subscription is available only to the closely connected
persons of the assessee. Once the inference is against the
assessee that the issue is subscribed by its closely
connected persons, the onus is upon the assessee to prove
the identify (sic. identification) of the subscribers and their
creditworthiness. Their Lordships of the Hon’ble Calcutta
High Court in the case of Bola Shankar Cold Storage ..Vs..
JCIT have examined the judgment of the Apex Court in the
case of Steller Investment Ltd. and that of the Hon’ble Delhi
High Court in the case of Sophia Finance Ltd. and have held
that in the case of Steller Investment Ltd. the ratio laid
down by the Full Bench of the Delhi High Court was not
overruled and it still holds the field. Whenever the issue
was subscribed by closely connected persons of the
assessee and the assessee has failed to prove the identity
and creditworthiness, the addition u/s 68 can be made in

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 22 of 27
the hands of the assessee. In the instant case, the
assessee could not place any evidence on record to prove
the identity and the credit worthiness of the so called
subscribers and the A.O. was justified in treating this
investment as unexplained and made the addition u/s 68 of
the I.T. Act. We, therefore, find no infirmity in the order of
the CIT (A). Accordingly, we confirm the same.”

41. The learned counsel for the assessee argued that even when five

persons were produced which established the identity and they

had categorically stated that they had invested in the shares with

their own money, there was no reason to make addition in respect

of these persons as well. He also submitted that bank details, etc.

in respect of all 15 shareholders were furnished to the CIT (A),

even qua for the remand report, but this additional evidence was

totally ignored. He referred to the judgment in the case of Steller

Investment Ltd. (supra) as well as Lovely Exports P. Ltd.

(supra). To buttress his submission that on the facts of this case,

the assessee had discharged the onus and no addition could have

been made in its hands. The learned counsel for the Revenue, on

the other hand, made detailed submissions justifying the orders

passed by all the Authorities below.

42. We have considered these submissions insofar as statements of

the persons who are produced are concerned, they are gone into

and analyzed by the three Authorities below on the basis of which

finding of fact is arrived at that neither their identity is established

nor their capacity to invest this kind of money is proved. They are

all agriculturists and had not produced a single document to

support their version. This is a finding of fact and there is no

reason to interfere with the same. Learned counsel for the

Revenue had drawn our attention to view all these statements.

One Mr. Sukh Lal Singh in his statement had stated that he had

purchased the share of `1,90,00. Out of the share money, he had

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 23 of 27
paid `70,000 out of his own source and `1,20,000 was received by

him from his friends and was paid in many installments. Likewise

one Mr. Vijay Kumar who also purportedly purchased the share of

`1.90 lacs stated that the payments were made by him in cash in

many installments. He also stated that he personally knew the

Directors of the company and had very old relation with him.

43. On the basis of such statement without an iota of documentary

evidence to support, we are of the opinion that the findings of the

Authorities below cannot be treated as perverse. It is on proper

analysis of the statements of these persons which were recorded

by the AO. When we keep in mind the principle of law laid down

in the ratio in the aforesaid decisions and apply the same to the

facts of this case, it is difficult to find fault with the approach of

the Tribunal. We have to keep in mind that the ratio in a decision

cannot be applied in each case. The facts and circumstances of

each case are to be weighed and examined as to whether a

particular ratio decided in a particular case could be applied. As

noted above, the initial onus is upon the assessee to establish

three things necessary to obviate the mischief of Section 68 of the

Act. These are: (i) Identity of investors; (ii) their

creditworthiness/investments and (iii) genuineness of the

transaction. Only when these three ingredients are established

prima facie, it is only then the Department is required to

undertake further exercise as discussed above. In the instant

case, no such documents are filed and no steps taken by the

assessee which could establish the aforesaid three ingredients.

44. Additional evidence in the form of bank statement, etc. is given,

but the assessee has not done anything to prove these bank

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 24 of 27
accounts. On this evidence produced by the assessee, remand

report was called for and the AO in his remand report dated

23.12.2003 submitted as under:

“None of the 6 alleged share holders produced any
documents in support of their identity. The fact was
intimated to the assessee vide order sheet entries dated
13.6.2002 & 17.3.2003. they are not assessed to tax. They
have not produced any documentary evidence showing that
they are capable of saving/investing any amount at all. If
the persons produced are not carrying relevant documents
to establish their identity, creditworthiness at the time of
recording of the statements and furnishing photo copy of
some documents after a gap of substantial period, it is not
possible to verify its correctness unless the concerned
persons are produced with necessary documentary
evidences (in original) in support of their identity and
creditworthiness.

The assessee has not even furnished basic requirements of
share capital i.e. cheque number, date, amount(s), details
of drawee bank etc. The assessee’s bank account was also
not produced. Hence the assessee’s claim regarding
investment by the share-holders remained unverifiable. No
comments can now be offered at this stage without
necessary verification. Proof of identity produced at a later
stage cannot be verified in the absence of concerned
person original documents.”

45. Order of the CIT (A) clearly demonstrates that this remand report

was sent to the assessee who had submitted his reply dated

10.02.2004, which is even reproduced in the order and thereafter

the CIT (A) discussed the same in the light of certain decision

cited before him and came to the conclusion that the assessee

had not given satisfactory evidence to discharge the onus. It had

merely given names of the parties without anything more. That

would not be sufficient compliance. Even the bank statement of

the assessee which was submitted has not been proved.

46. For all these reasons, we are of the view that the assessee had

not been able to discharge the onus ptomaine and addition was

rightly made. We, therefore, answer the question in the negative

and dismiss this appeal of the assessee.

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 25 of 27
ITA NO.539 OF 2008

47. This appeal relates to penalty proceedings which were initiated

against M/s. Vijay Power Generator Ltd. (appellant in the aforesaid

ITA No.514 of 2007) after making additions in the assessment

order. As noted above, though the addition was sustained by the

Tribunal in the quantum proceedings, insofar as penalty is

concerned, the Tribunal vide impugned orders dated 31.08.2007

has deleted the penalty imposed by the AO and Revenue is in

appeal. As can be seen from the discussion in ITA No.514 of 2007

above, the assessee had produced certain documents before the

CIT (A). However, in the remand report sought by the CIT (A), the

AO had stated that no comments can be offered at this stage

without necessary verification. Exact contents of that report are

also produced above. This would show that the assessee had

given certain documents to prove the identity and

creditworthiness of the share applicants, but the creditworthiness

of these persons could not be proved because of gap of

substantial period and the fact that those persons were not

produced by the assessee with necessary documentary evidence

originally in support of their identity and creditworthiness. It was,

thus, a case where the assessee could not discharge the onus and

it cannot be said that it was the case of the concealment of the

case by the assessee.

48. Thus, while not accepting all the observations made by the

Tribunal in the impugned order, we are of the view that the

Tribunal is right in holding that insofar as penalty proceedings are

concerned, case against the assessee of concealment of income is

not made out. We would not like to interfere with the order of the

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 26 of 27
Tribunal on this aspect and dismiss this appeal of the Revenue a

no substantial question of law arises.

(A.K. SIKRI)
JUDGE

(M.L. MEHTA)
JUDGE
JANUARY 31, 2011
pmc

ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 27 of 27