Delhi High Court High Court

Mathur Marketing Pvt. Ltd. vs Commissioner Of Income Tax And … on 17 January, 2006

Delhi High Court
Mathur Marketing Pvt. Ltd. vs Commissioner Of Income Tax And … on 17 January, 2006
Equivalent citations: (2006) 201 CTR Del 174, 129 (2006) DLT 188, 2006 281 ITR 379 Delhi
Author: B Chaturvedi
Bench: T Thakur, B Chaturvedi


JUDGMENT

B.N. Chaturvedi, J.

Page 0593

1. The assessed was engaged in trading of purchase and sale of rice during the accounting period 1.7.1987 to 31.3.1989, relevant for assessment year 1989-90. The entire trading in rice was done by the assessed through M/s.Ram Krishan Dass Narinder Prakash. During the said period, four major sale and purchase transactions took place. Out of these, the assessed showed profits in two transactions and loss in the remaining two. The assessing officer, in order to verify the genuineness of the transactions resulting into loss, examined persons concerned and also made further necessary enquiries. On verification, the assessing officer found that sales and purchase of rice made by M/s.Ram Krishan Dass Narinder Prakash on behalf of the assessed were not genuine and represented a paper transaction only. He, therefore, disallowed the loss of Rs.86.11 lacs.

2. Against disallowance of loss of Rs.86.11 lacs by the assessing officer, the assessed filed an appeal before CIT(A) but without a success as the CIT(A) confirmed the addition made by the assessing officer while disallowing the loss, as aforesaid. Dissatisfied by such decision, the assessed further appealed to the Income Tax Appellate Tribunal, Delhi Branch. The Tribunal, eventually, set aside the assessment order and directed the assessing officer to decide the matter afresh after affording a reasonable opportunity of being heard to the assessed. Pursuant to such direction, the matter again came up before the assessing officer, who required the assessed to furnish certain informations, as detailed in his order dated 9.12.1994. That apart, the assessed was also required to produce its books of account along with the stock register. The assessed failed to furnish all the informations required by the assessing officer, but produced its books of account. On consideration of entire material, including account books, the assessing officer held the loss-making transactions as bogus ones and, accordingly, the loss of Rs.86.11 lacs was once again disallowed.

3. In the first appeal, CIT(A) set aside the order of the assessing officer and deleted the addition made by the assessing officer, keeping in view certain additional evidence, which he allowed to be produced by the assessed in the course of hearing on appeal.

4. Aggrieved by the order passed by CIT(A), the Revenue went in appeal before the Income Tax Appellate Tribunal. The Tribunal set aside the order passed by CIT(A) and confirmed the one passed by the assessing officer. While setting aside the order of CIT(A), the tribunal observed thus:

Even during the original assessment proceedings, the assessed could not lead any evidence also whether any payment was made towards advance or commission. Despite this factual position the learned CIT(A) entertained the submissions of the assessed that it had actually made the payment to M/s.RKDNP. When the statement of Shri Ram Kishan, partner of M/s.RKDNP is categorical that no payment is made throughout the year by the assessed and further no evidence was produced before the AO either during the original proceedings or in second round it is not known as to how the Page 0594learned CIT(A) entertained the contention of the assessed with regard to the payments. Rule 56 A of the IT Rules 1962, clearly provides that the assessed shall not be entitled to produce before the first appellate authority any evidence whether oral or documentary other than the evidence produced by him during the course of the assessment proceedings. Four exceptions have been carved out to this rule and we find that the case of the assessed does not fall in any of these. In view of this fact, we hold that the learned CIT(A) was not entitled to consider any additional evidence during the course of first appellate proceedings. When the AO specifically required the assessed to produce certain evidence and despite several opportunities granted by him there is no compliance on behalf of the assessed the natural corollary that follows is that the AO is entitled to draw adverse inference against the assessed on that aspect.

5. Learned counsel, appearing for the assessed, argued that while making the assessment order, the assessing officer was not justified in accepting the two entries in the books of account relating to profits and disregarding the other two entries concerning losses. According to her, all the entries pertaining to profits and losses should have been accorded equitable treatment and the same standard ought to have been applied in respect thereto. It appears that same very argument was advanced on behalf of the assessed before the Tribunal also. The Tribunal, however, declined to accept the contention noticing that the assessing officer had found specific defects in respect of the entries pertaining to losses, necessitating an enquiry into the two sets of transactions in regard to losses only, while having the other part of accounts relating to profits undisturbed, It was observed that since the assessed had voluntarily disclosed the profits on two sets of transactions in its return and the assessing officer in his wisdom did not find anything wrong therewith, there was no reason for him to have not accepted the same.

6. We have heard arguments on either side.

7. Sub-Section (3) of Section 145 of the Income Tax Act, 1961 empowers an assessing officer to proceed to make assessment of the total income or loss to the best of his judgment and determine the sum payable by the assessed, as envisaged under Section 144, in a case where he is not satisfied about the correctness or completeness of the accounts of the assessed or where the method of accounting provided in Sub-section (1) or accounting standards as notified under Sub-section (2) have not been regularly followed by the assessed. In the present case, we are not concerned with latter situation. Clearly, it is only in the eventuality of the assessing officer not being satisfied about the correctness or completeness of the accounts of the assessed that he can exercise his discretion of making the assessment based on best of his judgment. Conversely, therefore, where the assessing officer is satisfied about the correctness of entries relating to profit-making transactions, he cannot proceed to make assessment based on best of his judgment. In the circumstances, the argument advanced on behalf of the assessed that while ignoring the two loss-making entries in its books of account, the assessing officer could not have proceeded to accept the entries relating to profit-making transactions, cannot be appreciated. Since the assessed had in its return voluntarily made mention of the two profit-making transactions which came to be accepted by the assessing officer,Page 0595 it could not turn around to question the correctness of disclosure regarding profit-making transactions in its return and that of related entires in respect thereto in its books of account simply because the assessing officer doubted the correctness of the two entries pertaining to loss-making transactions and, consequently, proceeded to make the assessment to the best of his judgment. The books of account or any other material produced before the assessing officer by the assessed were simply meant to support the disclosure of profit or loss set out in its return and it was always open to the assessing officer to scrutinise such material or entries in the books of account before accepting the same for the purpose of assessment. There is, thus, no merit in the contention on behalf of the assessed that the assessing officer could not have disregarded the two entries pertaining to loss-making transaction while accepting the other two entries in the books of account relating to profit-making transactions. The tribunal was, in the circumstances, justified in repelling the contention so raised.

8. Finding that no substantial question of law arises for consideration in the present appeal, the same is liable to be dismissed and it is ordered accordingly.