High Court Kerala High Court

The Commissioner Of Income Tax vs M/S.C.Vijayan & Co on 16 November, 2009

Kerala High Court
The Commissioner Of Income Tax vs M/S.C.Vijayan & Co on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 909 of 2009()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. M/S.C.VIJAYAN & CO.,
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)

                For Respondent  :SRI.P.BALAKRISHNAN (E)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/11/2009

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                          V.K. MOHANAN, JJ.
                  --------------------------------------------
                        I. T. A. No. 909 OF 2009
                  --------------------------------------------
              Dated this the 16th day of November, 2009

                               JUDGMENT

Ramachandran Nair, J.

Appeal is filed by the Revenue challenging the order of remand

by the Tribunal remanding the matter again to the assessing officer on

the ground that the Tribunal has no justification to do so. We have

heard standing counsel appearing for the revenue and Sri. P.

Balakrishnan, counsel appearing for the respondent.

2. Respondent was admittedly engaged in civil construction

work. In the course of verification of books of accounts for the year

2001-02, the assessing officer noticed that the assessee has recorded a

liability of Rs. 33,50,000/- as due to 179 persons. The accounts

containing this as cash credits were initially explained by the assessee

as amounts due to various suppliers of country materials. However, in

the appeal before the CIT (Appeals), the assessee changed the stand

that the amount represented cash borrowed from workers, each such

loan is found to be around Rs. 18,000/- or Rs. 19,000/- just below the

2

limit of Rs. 20,000/- borrowal of which requires accpetance of the same

by cheque or demand draft as provided under Section 269SS of the

Act. The appellate authority called for a remand report from the

assessing officer who based on the facts and confirmation letters

produced by the assessee from the workers called for and examined 30

persons. None of the creditors examined proved assessee’s case.

Consequently the assessing officer reported that the claim is bogus.

Even though CIT (Appeals) dismissed the appeal, the assessee went in

further appeal before the Tribunal. The Tribunal also concluded that

the assessee’s case is bogus and inspite of such a finding entered by the

Tribunal, the Tribunal remanded the matter again to the Officer for

giving one more opportunity to the assessee. Even though counsel for

the respondent contended that the assessee was given opportunity to

cross-examine the persons examined by the Officer and for this

purpose, the Tribunal remanded the matter, we are unable to uphold the

order the Tribunal because burden of proof to explain cash credit is on

the assessee. The assessee not only failed to prove cash credit but the

persons from whom the assessee is stated to have borrowed funds

deposed before the Officer that they have not advanced any such loans.

When the assessee shifted the stand from country materials purchased

3

to cash borrowals, the bona fides stood disproved there itself.

However, CIT (Appeals) was considerate in giving an opportunity to

the assessee to prove cash credits before the Officer. However, once

the assessee failed to establish the same before the Officer in the course

of pendency of appeal before the CIT (Appeals), there is no

justification for the Tribunal again to remand the matter. Further

Tribunal’s order amounts to shifting of burden to department to prove

cash credit which was not explained by the assessee in the assessment

or in the appeal before the CIT (Appeals). It is seen that the tribunal

itself could not accept assessee’s explanation. In other words, the

Tribunal unncessarily remanded the matter only to protract it. We

therefore allow the appeal by reversing the order of the Tribunal and by

restoring the assessment confirmed in first appeal.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

4