Delhi High Court High Court

Commissioner Of Income Tax vs Narender Bansal on 28 April, 2010

Delhi High Court
Commissioner Of Income Tax vs Narender Bansal on 28 April, 2010
Author: Badar Durrez Ahmed
             THE HIGH COURT OF DELHI AT NEW DELHI

%                                    Judgment delivered on: 28.04.2010

+            ITA 1239/2009

COMMISSIONER OF INCOME TAX                             ..... Appellant

                                      versus

INTEX TECHNOLOGY INDIA LTD                             ..... Respondent

AND

+ ITA 1245/2009

COMMISSIONER OF INCOME TAX ….. Appellant

versus

NARENDER BANSAL ….. Respondent

Advocates who appeared in this case:-

For the Appellant       : Ms Suruchi Aggarwal
For the Respondent      : Mr Amol Sinha

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)
CM 16767/2009 & 16772/2009
We have heard the counsel for the parties. The delay is
condoned.

These applications stand disposed of.

ITA 1239/2009 & ITA 1245/2009

1. These two appeals preferred by the revenue arise out of the

common order dated 21.011.2008 passed by the Income Tax Appellate

ITA Nos.1239/2009 & 1245/2009 Page No.1 of 3
Tribunal passed in respect of the block period 01.04.1990 to 25.05.2000 and

arise out of IT (SS) A No. 209/Del/2003 and IT (SS) A No. 211/Del/2003.

2. Additions have been made by the Assessing Officer to the extent

of Rs 83,94,000/-. The said additions were made by the Assessing Officer

to the disclosed income of one of the directors, namely, Mr Narender Bansal

on substantive basis in the block assessment completed under Section

158 BC of the Income Tax Act, 1961 (hereinafter referred to as ‘the said

Act’) by the Assessing Officer’s order dated 31.05.2002. The said amount

was also added by the Assessing Officer to the disclosed income of the

other assessee (Intex Technology India Ltd) on protective basis in the

assessment completed in respect of the very same block under Section 158

BC of the said Act.

3. The Commissioner of Income Tax (Appeals) deleted the

additions. The addition of Rs 83,94,000/- comprises of two components.

One component was on account of Rs 79 lacs which was received by the

company Intex Technology India Ltd as share application money and the

other was of an amount of Rs 4,64,000/- on account of commission

allegedly paid to one Mr Dinesh Kumar Sharma for allegedly obtaining

accommodation entries as a corollary to the said share application money.

4. The Commissioner of Income Tax (Appeals), as noted above,

deleted the said additions. Being aggrieved, the revenue preferred appeals

before the Income Tax Appellate Tribunal. The Tribunal observed that only

one issue was involved in both the appeals relating to the addition made

under Section 68 on account of cash credit representing share capital after

ITA Nos.1239/2009 & 1245/2009 Page No.2 of 3
the same was treated as unexplained. However, according to the Tribunal,

the issue stood covered in favour of the assessee in view of the Supreme

Court decision in the case of CIT v. Lovely Exports Private Limited: 216

CTR 195, where it has been held that if the share application money is

received by the assessee company from alleged bogus shareholders whose

names are given to the Assessing Officer, then the department is free to

proceed against the said shareholders in accordance with law. The Tribunal

held that the amount of share capital received by the assessee cannot be

regarded as undisclosed income of the assessee particularly when the

identity and the creditworthiness of the applicants have been established.

There is a finding in the order passed by the Commissioner of Income Tax

(Appeals) that all the 16 parties, who had applied for the shares and had

made the payments towards share capital, had been summoned by the

Assessing Officer and that the said parties had confirmed their identify,

creditworthiness and genuineness in respect of the said transactions.

5. In view of the findings of fact, the Tribunal has arrived at the

correct conclusion. We are of the view that no substantial question of law

arises for our consideration.

The appeals are dismissed.

BADAR DURREZ AHMED, J

V.K. JAIN, J
APRIL 28, 2010
SR

ITA Nos.1239/2009 & 1245/2009 Page No.3 of 3