Delhi High Court High Court

Commissioner Of Income Tax vs Jai Maa Bhawani Overseas Pvt Ltd on 30 April, 2010

Delhi High Court
Commissioner Of Income Tax vs Jai Maa Bhawani Overseas Pvt Ltd on 30 April, 2010
Author: Badar Durrez Ahmed
               THE HIGH COURT OF DELHI AT NEW DELHI

%                                     Judgment delivered on: 30.04.2010

+              ITA 378/2010

COMMISSIONER OF INCOME TAX                                     ..... Appellant

                                     - versus -

JAI MAA BHAWANI OVERSEAS PVT LTD                               ..... Respondent

Advocates who appeared in this case:-

For the Appellant       : Mr Sanjeev Sabharwal
For the Respondent      : Mr Rani Kiyala for Mr Rakesh Gupta

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE V.K. JAIN

1. Whether Reporters of local papers may be allowed to
see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

1. This appeal is directed against the order dated 03.07.2009 passed

by the Income Tax Appellate Tribunal in relation to the assessment year

2001-2002.

2. The Assessing Officer had made an addition of Rs 42,60,000/- as

unexplained income of the assessee under Section 68 of the Income Tax

Act, 1961. The said sum had been received from 23 different companies by

way of share application money.

3. The Commissioner of Income Tax (Appeals) as well as the

Income Tax Appellate Tribunal had deleted the addition after following the

ITA 378/2010 Page No.1 of 3
decisions of this Court in CIT v. Divine Leasing and Finance Limited:

(2007) 158 Taxman 440 (Del) and CIT v. Lovely Exports (P) Limited: 216

CTR 196. The Tribunal observed that the assessee in the present case has

furnished all the evidence that was expected of it. The share applicants had

been identified and evidence in the form of share application as well as the

balance sheet revealed such investment in the shares of the assessee

company. This, according to the Income Tax Appellate Tribunal,

established that the shares were applied for by these companies and the

shares were also allotted on the basis of these applications.

4. We may also observe that the Commissioner of Income Tax

(Appeals) noted that the summons had been issued to the share applicants

and had been responded to by sending replies along with supporting

evidence except in a few cases. In those cases where there was no response

to the summons, it had been ascertained that the company existed in the

record of the Registrar of Companies. The Commissioner of Income Tax

(Appeals) also observed that the share application form, share allotment

letter and the bank statement clearly established the identity of M/s Rubicon

Associates Private Limited, which was one of the entities which did not

respond to the summons issued by the Assessing Officer. Even the

principal officer of the said company, Mr Rajat Bansal attended the

proceedings before the Investigation Wing of the department. In respect of

another such company, that is, Reena Oil Industry Private Limited, identical

facts were noted. Another party, namely, Jai Baba Traders Private Limited

ITA 378/2010 Page No.2 of 3
had also not responded to the summons issued but had subsequently sent a

confirmation, proof of allotment and bank statement as well as the share

application form. Consequently, the Commissioner of Income Tax

(Appeals) came to the conclusion that the identity of all the share applicants

stood established. It is in these circumstances that the Income Tax

Appellate Tribunal confirmed the decision of the Commissioner of Income

Tax (Appeals).

5. We also find no infirmity in such conclusions arrived at by the

lower authorities. In any event, these are findings of fact and no perversity

has been pointed out by the learned counsel for the appellant. No

substantial question of law arises for our consideration.

The appeal is dismissed.

BADAR DURREZ AHMED, J

V.K. JAIN, J
APRIL 30, 2010
SR

ITA 378/2010 Page No.3 of 3