IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
I.T.A. No. 507 of 2009
DATE OF DECISION : 17.12.2009
Chander Kant
.... APPELLANT
Versus
Commissioner of Income Tax, Rohtak
..... RESPONDENT
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE MEHINDER SINGH SULLAR
Present: Mr. Pankaj Jain, Advocate,
for the appellant-assessee.
***
SATISH KUMAR MITTAL , J.
The assessee has filed this appeal under Section 260-A of the
Income Tax Act, 1961 (hereinafter referred to as `the Act’), against the order
dated 31.12.2008, passed by the Income Tax Appellate Tribunal,
Chandigarh `A’ Bench, Chandigarh (hereinafter referred to as `the ITAT’) in
ITA No. 624/Chd/2008, pertaining to the assessment year 1990-91, raising
the following substantial questions of law :
(i) Whether the order of the ITAT is perverse for making the
addition of the stock reconciled which is contrary to the
material on record and having recorded an unreasonable
finding?
(ii) Whether the order of the ITAT in sustaining the addition
of Rs. 1,76,790/- representing unexplained investment of
stock is perverse, arbitrary and contrary to material
ITA No. 507 of 2009 -2-placed on record and, therefore vitiated in law?
(iii) Whether the ITAT has erred both in law and, on facts in
confirming the addition of unexplained investment in
stock in clear disregard of its own direction in the order
dated 17.10.2001 and, reconcilation of stock furnished
by appellant and, material placed on record?
In this case, the dispute is about addition of Rs. 1,76,790/- by
the Assessing Officer on account of difference in the stock as shown in the
statement to be furnished to the bank and as appearing in the books of
accounts for the assessment year 1990-91, as un-explained investment in
stock. The said addition has been confirmed by the Commissioner of Income
Tax (Appeals), Rohtak [hereinafter referred to as `the CIT (A)’] as well as
the ITAT, while dismissing the appeal filed by the assessee.
Learned counsel for the appellant-assessee argued that the
authorities below have recorded a wrong finding of fact to the effect that
there was a difference in the stock statement, which was to be furnished to
the bank, and the position of stock appearing in the account books. He
submits that without properly appreciating the explanation of the assessee, a
wrong finding of fact has been recorded.
After hearing learned counsel for the appellant-assessee and
going through the impugned order, we do not find that the concurrent
finding of fact recorded by the CIT (A) as well as the ITAT is contrary to the
material available on record or is perverse. The difference in the stock
position was noticed on the basis of the statement dated 31.1.1990, duly
signed by the assessee and was prepared for furnishing the same to the bank,
ITA No. 507 of 2009 -3-
which was available on the record. The assessee has not disputed his
signatures on the said statement. He has also not disputed that the said
statement was prepared by the assessee for presenting it to the bank for
obtaining higher credit limit. From the said statement and from the quantity
of stock shown in the accounts, the difference was noticed, as the assessee
has shown more quantity of stock in the aforesaid statement, which was to
be presented to the bank. It was found that in case the quantity of stock in
statement is at variance with the stock as shown in the books of accounts,
the assessee has to be render the explanation. In the instant case, the only
explanation given by the assessee is that a wrong date of 31.1.1990 instead
of 16.2.1990 was put on the aforesaid statement. This explanation can not be
accepted, being not satisfactory, and the aforesaid addition was made by the
Assessing Officer, which has been rightly upheld by the CIT (A) as well as
the ITAT, while recording a finding of fact to the effect that the addition
was made by the Assessing Officer on the basis of statement prepared and
signed by the assessee for furnishing the same to the bank and on account of
non-explanation of the said variation.
In view of the above, we are of the opinion that no substantial
question of law arises from the order of the ITAT.
Dismissed.
( SATISH KUMAR MITTAL )
JUDGE
December 17, 2009 ( MEHINDER SINGH SULLAR )
ndj JUDGE