Delhi High Court High Court

Cit vs Concorde Capital Management … on 20 May, 2009

Delhi High Court
Cit vs Concorde Capital Management … on 20 May, 2009
Author: Vikramajit Sen
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+              ITA No.185/2009

#     CIT                               ..... Appellant through
!                                       Ms. P.L. Bansal with
                                        Mr. M.P. Gupta &
                                        Mr. Sanjeev Rajpal, Advs.

                    versus

$     CONCORDE CAPITAL MANAGEMENT
^     COMPANY LTD.          .....Respondent through
                            None

                                   Date of Hearing: April 02, 2009

                                   Date of Decision: May 20th,2009

                                 WITH

               ITA No.353/2009

      CIT                               ..... Appellant through
                                        Ms. P.L. Bansal with
                                        Mr. M.P. Gupta &
                                        Mr. Sanjeev Rajpal, Advs.

                    versus

      THREE-N PRODUCTS PVT. LTD......Respondent through
                              None

%                                  Date of Hearing : May 18, 2009

                                   Date of Decision :May 20th, 2009

      CORAM:
*     HON'BLE MR. JUSTICE VIKRAMAJIT SEN
      HON'BLE MR. JUSTICE RAJIV SHAKDHER
      1. Whether reporters of local papers may be
         allowed to see the Judgment?                     No
      2. To be referred to the Reporter or not?           Yes
      3. Whether the Judgment should be reported
         in the Digest?                                   Yes




ITA 185/2009                                                    Page 1 of 5
 VIKRAMAJIT SEN, J.

ITA No.185/2009

1. This Appeal under Section 260A of the Income Tax Act, 1961

(Act for short) has been preferred by the Commissioner of Income

Tax, Delhi-I against the Order dated 11.4.2008 passed by the ITAT.

The Tribunal had dismissed the Appeal of the Revenue assailing

the Order of the CIT(A), who had deleted the addition of

Rupees 68,00,000 made by the Assessing Officer under Section

69A of the Act. Both the Appellate Authorities had concluded that

no incriminating material had been collected in the course of a

simultaneous search under Section 132 carried out on 24.11.2000

on the Assessee along with allegedly connected concerns including

Nopani Group and Mourya Investments Pvt. Ltd.. Revenue had

endeavoured to rely on materials and statements recorded of a

third party, namely, Shri Sushil Kumar Tulsian during a

consequent survey under Section 133A. Predicated on this

Statement an inference was drawn, nay it was taken as having

been proved, that the Assessee was engaged in affording

accommodation entries in exchange/lieu of cash.

2. The Tribunal has dismissed the Appeal of the Revenue on the

ground that the evidence which was sought to be acted upon

should have been gathered in the course of the Search or

Requisition under Chapter XIV-B of the Act. The Tribunal has

applied CIT -vs- G.K. Senniappan, [2006] 284 ITR 220 in which the

ITA 185/2009 Page 2 of 5
Division Bench of the High Court of Madras has opined that in the

context of a Block Assessment whilst material gathered in the

course of the Search may be acted upon by virtue of Section

158BB, material collected during the Survey under Section 133A

does not constitute requisite evidence. The ITAT has also applied

CIT -vs- Ravi Kumar, [2007] 294 ITR 78 where the Division Bench

of the High Court of Punjab and Haryana held that it was improper

to take into consideration “loose slips” recovered during a Search

of the Assessee, which slips did not conclusively prove anything, as

sufficient cause to invoke Section 69A of the Act. This reasoning

was applied by the ITAT to the facts obtaining in the case in hand,

to arrive at the conclusion that there was no justification to hold

that Rupees 68,00,000 could be added into the profits of the

Assessee as undisclosed cash.

3. The Division Bench of this Court, comprising Arijit Pasayat

and D.K. Jain, JJ., as their Lordships then were, have held in CIT –

vs- Ravi Kant Jain, [2001] 250 ITR 141 that undisclosed income not

determined on the basis of material gathered in a Search cannot

justify the ordering of a Block Assessment.

4. It will be useful to recall that in CIT -vs- Mukundray K. Shah,

[2007] 290 ITR 433 their Lordships considered it valid to take into

account the contents of a Diary found as a result of a Search.

Unlike the loose slips found in Ravi Kumar, in an enquiry founded

on the recovered Diary it emerged that Rupees 5,99,00,000 was

ITA 185/2009 Page 3 of 5
undisclosed income. In other words, the Diary in the said case was

a material which was the starting point of the enquiry which when

connected with the other results of the enquiry led the Department

to the undisclosed income of the assessee. It was in this context

that the Supreme Court upheld the stand of the Department in

invoking the provisions of chapter XIV-B of the Act.

5. Similar observations are to be found in CIT -vs- Balaji Wire

Pvt. Ltd., [2008] 304 ITR 393(Delhi) where the Bench observed

that the Search had been conducted on 11th/12th September, 2001

but the Revenue had sought to proceed against the assessee on the

strength of a statement made by a third party on 25.9.2001 and

14.12.2001. As it was manifestly not any part of the sequence of

the Search, the said statement was held not to be of any

consequence. A similar analysis is available in CIT -vs- Jupiter

Builders P. Ltd., [2006] 287 ITR 287 (Delhi) where the conclusion

was that income not disclosed or unearthed as a result of the

Search or Requisition cannot be brought to tax under Chapter-

XIVB of the Act.

6. So far as the case in hand is concerned, the CIT(A) as well as

the ITAT have arrived at the conclusion that the Revenue had

taken into consideration a Statement made by a third party

independent of the Search and since nothing was discovered in the

course of the Search, the action was contrary to law. This is also

our appreciation of the facts and our understanding of the law.

ITA 185/2009 Page 4 of 5
Therefore, no substantial question of law arises for our

consideration in this Appeal, which is accordingly dismissed.

ITA No.353/2009

7. The Revenue has filed this Appeal under Section 260A of the

Act against the Order of the Tribunal passed on 14.3.2008. The

facts were that the addition was predicated on the statement of

Shri Vinod Arora, recorded after the conclusion of the Search.

Even this statement was controverted by Shri Arora in cross-

examination inasmuch as he had confirmed having supplied all the

goods in question to the assessee. On a different plank it was also

observed that the Respondent Assessee as well as the other

supplier were assessed to Income Tax and Sales Tax and were

transacting business independent of each other.

8. No substantial question of law arises for our consideration in

this Appeal, which is accordingly dismissed.





                                              ( VIKRAMAJIT SEN )
                                                    JUDGE




May 20th , 2009                               ( RAJIV SHAKDHER )
tp                                                  JUDGE




ITA 185/2009                                                     Page 5 of 5