* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ ITA No. 2093 of 2010
with
ITA No.2094 of 2010
ITA No.2095 of 2010
ITA No.514 of 2007
ITA No.539 of 2008
RESERVED ON: JANUARY 04, 2011
% PRONOUNCED ON: JANUARY 31, 2011
1) ITA No. 2093 of 2010
COMMISSIONER OF INCOME TAX . . . Appellant
through : Ms. Prem Lata Bansal, Advocate
VERSUS
OASIS HOSPITALITIES (PVT.) LTD. . . .Respondent
through: Mr. Udaibir Singh Kochar,
Advocate
2) ITA No. 2094 of 2010
COMMISSIONER OF INCOME TAX . . . Appellant
through : Ms. Prem Lata Bansal, Advocate
VERSUS
UP BONE MILLS INDIA LTD. . . .Respondent
through: Mr. Salil Kapoor with Mr. Ankit
Gupta, Advocate and Mr. Sanat
Kapoor, Advocate.
3) ITA No. 2095 of 2010
COMMISSIONER OF INCOME TAX . . . Appellant
through : Ms. Prem Lata Bansal, Advocate
VERSUS
OASIS HOSPITALITIES (PVT.) LTD. . . .Respondent
through: Mr. Udaibir Singh Kochar,
Advocate
RESERVED ON: JANUARY 10, 2011
PRONOUNCED ON: JANUARY 31, 2011
4) ITA No. 539 of 2008
COMMISSIONER OF INCOME TAX . . . Appellant
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 1 of 27
through : Ms. Suruchi Aggarwal, Advocate
VERSUS
VIJAY POWER GENERATORS LTD. . . .Respondent
through: Mr. Salil Kapoor, Advocate
5) ITA No. 514 of 2007
VIJAY POWER GENERATORS LTD. . . . Appellant
through : Mr. Salil Kapoor, Advocate
VERSUS
DIRECTOR OF INCOME TAX & ANR. . . .Respondents
through: Ms. Suruchi Aggarwal, Advocate
CORAM :-
HON'BLE MR. JUSTICE A.K. SIKRI
HON'BLE MR. JUSTICE M.L. MEHTA
1. Whether Reporters of Local newspapers may be allowed
to see the Judgment?
2. To be referred to the Reporter or not?
3. Whether the Judgment should be reported in the Digest?
A.K. SIKRI, J.
1. In all these appeals, issue relates to the addition made by the
Assessing Officer (AO) under Section 68 of the Income Tax Act
(hereinafter referred to as „the Act‟) on account of unexplained
share application money. Though the background of the facts in
which these additions were made in respect of different assessees
may not be identical, but there is lot of similarity. In any case,
since principle of law which is to be applied in all these cases is
common, by way of this singular judgment all these appeals can
be decided. However, in the process we would intend to dispose
of these appeals by this common judgment. We would proceed to
discuss the position of law in first instance and thereafter, on the
application of that law, we shall answer the question which arises
in different appeals.
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 2 of 27
2. Section 68 of the Act deals with unexplained incomes and is
couched in the following language:
“Section 68
CASH CREDITS.
Where any sum is found credited in the books of an
assessee maintained for any previous year, and assessee
offers no explanation about the nature and source thereof
or the explanation offered by him is not, in the opinion of
the Assessing Officer, satisfactory, the sum so credited may
be charged to income-tax as the income of the assessee of
that previous year.”
3. As per the provisions of this Section, in case the assessee has not
been able to give satisfactory explanation in respect of certain
expenditure or where any sum is found credited in the books of
accounts, the AO can treat the same as undisclosed income and
add to the income of the assessee. The assessee is required to
give satisfactory explanation about the “nature and source” of
such sum found credited in the books of accounts.
4. It is a common knowledge that insofar as the companies
incorporated under the Indian Companies Act are concerned,
whether private limited or public limited companies, they raise
their capital through shares, though the manner of raising the
share capital in the private limited companies on the one hand
and public limited companies on the other hand, would be
different. In the case of private limited companies, normally, the
shares are subscribed by family members or persons known/close
to the promoters. Public limited companies, on the other hand,
generally raise public issue inviting general public at large for
subscription of these shares. Yet, it is also possible that in case of
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 3 of 27
public limited companies, the share capital is issued in a close
circuit.
5. When the companies incorporated under the Companies Act raise
their capital through shares, various persons would apply for
shares and thus give share application money. These amounts
received from such shareholders would, naturally, be the sums
credited in the books of account of the assessee. If the AO doubts
the genuineness of the investors, who had purportedly subscribed
to the share capital, the AO may ask the assessee to explain the
nature and source of those sums received by the assessee on
account of share capital. It is in this scenario, the question arises
about the genuineness of transactions. The plain language of
Section 68 of the Act suggests that when the assessee is to give
satisfactory explanation, burden of proof is on the assessee to
provide nature and source of those receipts.
6. What kind of proof is to be furnished by the assessee, is the
question. It has come up for discussion in various judgments
rendered by this Court, other Courts as well as the Supreme Court.
The law was discussed by a Division Bench of this Court in the
case of Commissioner of Income Tax Vs. Divine Leasing and
Finance Ltd. [299 ITR 268]. Since the entire gamut of case law
as on that date was visited in the said judgment, we may initiate
our discussion by taking note of this case. In this case, the Court
highlighted the menace of conversion of unaccounted money
through the masquerade or such channels of investment in the
share capital of a company and thus stressed upon the duty of the
Revenue to firmly curb the same. It was also observed that, in the
process, the innocent assessee should not be unnecessary
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 4 of 27
harassed. A delicate balance must be maintained. It was, thus,
stressed:
“15. There cannot be two opinions on the aspect that the
pernicious practice of conversion of unaccounted money
through the masquerade or channel of investment in the
share capital of a company must be firmly excoriated by
the Revenue. Equally, where the preponderance of
evidence indicates absence of culpability and complexity of
the assessed it should not be harassed by the Revenue‟s
insistence that it should prove the negative. In the case of a
public issue, the Company concerned cannot be expected
to know every detail pertaining to the identity as well as
financial worth of each of its subscribers. The Company
must, however, maintain and make available to the AO for
his perusal, all the information contained in the statutory
share application documents. In the case of private
placement the legal regime would not be the same. A
delicate balance must be maintained while walking the
tightrope of Section 68 and 69 of the IT Act. The burden of
proof can seldom be discharged to the hilt by the assessed;
if the AO harbours doubts of the legitimacy of any
subscription he is empowered, nay duty-bound, to carry out
thorough investigations. But if the AO fails to unearth any
wrong or illegal dealings, he cannot obdurately adhere to
his suspicions and treat the subscribed capital as the
undisclosed income of the Company.”
7. Taking note of the earlier judgment of Full Bench of this Court in
the case of Commissioner of Income Tax Vs. Sophia Finance
Ltd. [(1994) 205 ITR 98], the Court observed that the Full
Bench had enunciated that Section 68 reposes in the Income-tax
Officer or AO the jurisdiction to inquire from the assessed the
nature and source of the sum found credited in its Books of
Accounts. If the Explanation preffered by the assessed is found
not to be satisfactory, further enquiries can be made by the
Income-tax Officer himself, both in regard to the nature and the
source of the sum credited by the assessed in its Books of
Accounts, since the wording of Section 68 is very wide. The Full
Bench opined that if the shareholders exist then, possibly, no
further enquiry need be made. But if the Income-tax Officer finds
that the alleged shareholders do not exist then, in effect, it would
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 5 of 27
mean that there is no valid issuance of share capital. Shares
cannot be issued in the name of non-existing persons. If the
shareholders are identified and it is established that they have
invested money in the purchase of shares then the amount
received by the company would be regarded as a capital receipt
but if the assessed offers no Explanation at all or the Explanation
offered is not satisfactory then, the provisions of Section 68 may
be invoked.
8. The Court also referred to the earlier Division Bench judgment in
the case of Commissioner of Income Tax Vs. Dolphin
Canpack Ltd. [(2006) 283 ITR 190] and quoted the following
observation:
“. . . credit entry relates to the issue of share capital, the
ITO is also entitled to examine whether the alleged
shareholders do in fact exist or not. Such an inquiry was
conducted by the AO in the present case. In the course of
the said inquiry, the assessed had disclosed to the AO not
only the names and the particulars of the subscribers of the
shares but also their bank accounts and the PAN issued by
the IT Department. Super added to all this was the fact that
the amount received by the company was all by way of
cheques. This material was, in the opinion of the Tribunal,
sufficient to discharge the onus that lay upon the
assessed.”
9. The Court took note of many other judgments of different High
Courts and on the analysis of those judgments formulated the
following propositions, which emerged as under:
“18. In this analysis, a distillation of the precedents yields
the following propositions of law in the context of Section
68 of the IT Act. The assessed has to prima facie prove (1)
the identity of the creditor/subscriber; (2) the genuineness
of the transaction, namely, whether it has been transmitted
through banking or other indisputable channels; (3) the
creditworthiness or financial strength of the
creditor/subscriber. (4) If relevant details of the address or
PAN identity of the creditor/subscriber are furnished to the
Department along with copies of the Shareholders Register,
Shared Application Forms, Share Transfer Register etc. itITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 6 of 27
would constitute acceptable proof or acceptable
Explanation by the assessed. (5) The Department would not
be justified in drawing an adverse inference only because
the creditor/subscriber fails or neglects to respond to its
notices; (6) the onus would not stand discharged if the
creditor/subscriber denies or repudiates the transaction set
up by the assessed nor should the AO take such repudiation
at face value and construe it, without more, against the
assessed. (7) The Assessing Officer is duty-bound to
investigate the creditworthiness of the creditor/subscriber
the genuineness of the transaction and the veracity of the
repudiation.”
10. By this common judgment, the Division Bench decided these
appeals of which one appeal related to Lovely Exports P. Ltd..
Against the said judgment, Special Leave Petition was preferred,
which was dismissed by the Supreme Court vide orders dated
11.01.2008 and is reported as Commissioner of Income Tax Vs.
Lovely Exports (P) Ltd. [216 CTR 195 (SC)]. The Court while
dismissing the SLP recorded some reasons as well albeit in brief,
which is as under:
“2. Can the amount of share money be regarded as
undisclosed income under s.68 of IT Act, 1961? We find no
merit in this Special Leave Petition for the simple reason
that if the share application money is received by the
assessee company from alleged bogus shareholders, whose
names are given to the AO, then the Department is free to
proceed to reopen their individual assessments in
accordance with law. Hence, we find no infirmity with the
impugned judgment………….”
11. It is clear from the above that the initial burden is upon the
assessee to explain the nature and source of the share application
money received by the assessee. In order to discharge this
burden, the assessee is required to prove:
(a) Identity of shareholder;
(b) Genuineness of transaction; and
(c) Credit worthiness of shareholders.
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 7 of 27
12. In case the investor/shareholder is an individual, some documents
will have to be filed or the said shareholder will have to be
produced before the AO to prove his identity. If the
creditor/subscriber is a company, then the details in the form of
registered address or PAN identity, etc. can be furnished.
13. Genuineness of the transaction is to be demonstrated by showing
that the assessee had, in fact, received money from the said
shareholder and it came from the coffers from that very
shareholder. The Division Bench held that when the money is
received by cheque and is transmitted through banking or other
indisputable channels, genuineness of transaction would be
proved. Other documents showing the genuineness of transaction
could be the copies of the shareholders register, share application
forms, share transfer register, etc.
14. As far as creditworthiness or financial strength of the
credit/subscriber is concerned, that can be proved by producing
the bank statement of the creditors/subscribers showing that it
had sufficient balance in its accounts to enable it to subscribe to
the share capital. This judgment further holds that once these
documents are produced, the assessee would have satisfactorily
discharge the onus cast upon him. Thereafter, it is for the AO to
scrutinize the same and in case he nurtures any doubt about the
veracity of these documents to probe the matter further.
However, to discredit the documents produced by the assessee on
the aforesaid aspects, there has to be some cogent reasons and
materials for the AO and he cannot go into the realm of suspicion.
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 8 of 27
15. At this stage, we would like to refer to the judgment of the
Bombay High Court in the case of CIT Vs. M/s Creative World
Telefilms Ltd. (in ITA No.2182 of 2009 decided on 12.10.2009).
The relevant portion of this order is reproduced below:
“In the case in hand, it is not disputed that the assessee
had given the details of name and address of the
shareholder, their PA/GIR number and had also given the
cheque number, name of the bank. It was expected on the
part of the Assessing Officer to make proper investigation
and reach the shareholders. The Assessing Officer did
nothing except issuing summons which were
ultimately returned back with an endorsement ‘not
traceable’. In our considered view, the Assessing
Officer ought to have found out their details through
PAN cards, bank account details or from their
bankers so as to reach the shareholders since all the
relevant material details and particulars were given
by the assessee to the Assessing Officer. In the above
circumstances, the view taken by the Tribunal cannot be
faulted. No substantial question of law is involved in the
appeal.
In the result, the appeal is dismissed in limini with no order
as to costs.
(emphasis supplied)”
16. The Court thus clearly held that once documents like PAN Card,
bank account details or details from the bankers were given by
the assessee, onus shifts upon the Assessing Officer and it is on
him to reach the shareholders and the Assessing Officer cannot
burden the assessee merely on the ground that summons issues
to the investors were returned back with the endorsement „not
traceable‟. Same view is taken by the Karnataka High Court in
Madhuri Investments Pvt. Ltd. Vs. ACIT (in ITA No.110 of
2004, decided on 18.02.2006). In this case also, some of share
applicants did not appear and notices sent to them were returned
with remarks „with no such person‟. Addition was made on that
basis which was turned down by the High Court in the following
words:
“6. Having heard the learned counsel for the parties, we
notice that whenever a company invites applications forITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 9 of 27
allotment of shares from different applicants, there is no
procedure contemplated to find out the genuineness of the
address or the genuinety of the applicants before allotting
the shares. If for any reason the address given in the
application were to be incorrect or for any reason if the said
applicants have changes their residence or the notices sent
by the assessing officer has not been received by such
applicants, the assessee company cannot be blamed.
Therefore, we are of the view that the Tribunal was not
justified in allowing the appeal of the revenue only relying
upon the statement of Sri Anil Raj Mehta, a Chartered
Accountant.”
17. However, in Commissioner of Income Tax Vs. Arunananda
Textiles Pvt. Ltd. (in ITA No.1515 of 2005, decided on
02.03.2010), the Karnataka High Court went to the extent of
observing that it was not for the assessee to place material before
the Assessing Officer in regard to creditworthiness of the
shareholders. Once the company had given the addresses of the
shareholders and their identity was not in dispute, it was for the
Assessing Officer to make further inquiry. It was borne by the
following discussion in the said judgment:
“6. The question raised in this appeal are squarely
covered by several judgments of the Supreme Court and
also the judgment of this Court passed in ASK Brothers
Ltd. Vs. Commissioner of Income Tax, wherein this Court
following the judgments of the Supreme Court in the case of
Commissioner of Income Tax Vs. Lovely Exports (P)
Ltd. reported in (20089) 216 CTR (SC 195) and also in the
case of Commissioner of Income Tax Vs. Steller
Investment Ltd. reported in (2001) 251 ITR 263 (SC) has
ruled that it not for the assessee to place material before
the Assessing Officer in regard to creditworthiness of the
shareholders. If the company has given the addresses of
the shareholders and their identity is not in dispute, where
they were capable of investing, the assessing officer shall
investigate. It is not for the assessee company to establish
but it is for the department to enquire with the investor
about their capacity to invest the amount in the shares.
Therefore, we are of the view that the substantial questions
of law framed in this appeal are to be answered against the
revenue and in favour of the assessee. Accordingly, this
appeal is dismissed.”
18. Rajasthan High Court had an occasion to deal with the submission
of the Revenue predicated on Benami transactions in the case of
Commissioner of Income Tax Vs. AKJ Granites (P) Ltd.
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 10 of 27
reported as 301 ITR 298 (Raj.) and the arguments were dealt with
in the following manner:
“3. So far as question No. 1 is concerned, it is stated by
learned counsel for the appellant that the issue embedded
in the said question has already been decided by this Court
and governed by the ratio laid down in Barkha Synthetics
Ltd. Vs. Asst. CIT (2005) 197 CTR (Raj.) 432. It has
been pointed out that share applications are made by
number of persons, may be in their own names or benami,
but the fact that share applications received from different
places accompanied with share application money, no
presumption can be drawn that same belong to the
assessee and cannot be assessee in his hands as his
undisclosed income unless some nexus is established that
share application money for augmenting the investment in
business has flown from asssessee‟s own money. In
coming to this conclusion, the Court relied on CIT Vs.
Steller Investment Ltd. (1991) 99 CTR (Del.) 40, which
has since been affirmed by the Supreme Court in CIT vs.
Steller Investment Ltd. (2000) 164 CTR (SC) 287. In
view thereof, this question need not be decided again.”
19. This very aspect came up for consideration before different Courts
on number of occasion and was dealt with in favour of the
assessee.
20. The observations of the Supreme Court in the case of Lovely
Exports (supra) go to suggest that the Department is free to
proceed to reopen the individual assessment in case of alleged
bogus shareholders in accordance with law and, thus, not
remediless. It is, thus, for the AO to make further inquiries with
regard to the status of these parties to bring on record any
adverse findings regarding their creditworthiness. This would be
moreso where the assessee is a public limited company and has
issued the share capital to the public at large, as in such cases the
company cannot be expected to know every detail pertaining to
the identity and the financial worth of the subscribers. Further
initial burden on the assessee would be somewhat heavy in case
the assessee is a private limited company where the shareholders
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 11 of 27
are family friends/close acquaintances, etc. It is because of the
reason that in such circumstance, the assessee cannot feign
ignorance about the status of these parties.
21. We may also usefully refer to the judgment of the Supreme Court
in the case of Commissioner of Income Tax Vs. P.
Mohanakala [(2007) 291 ITR 278 (SC)]. In that case, the
assessee had received foreign gifts from one common donor. The
payments were made to them by instruments issued by foreign
banks and credited to the respective accounts of the assessees by
negotiations through bank in India. The evidence indicated that
the donor was to receive suitable compensation from the
assessees. The AO held that the gifts though apparent were not
real and accordingly treated all those amounts which were
credited in the books of account of the assessee, as their income
applying Section 68 of the Act. The assessee did not contend that
even if their explanation was not satisfactory the amounts were
not of the nature of income. The CIT (A) confirmed the
assessment. On further appeal, there was a difference of opinion
between the two Members of the Appellate Tribunal and the
matter was referred to the Vice President who concurred with the
findings and conclusions of the AO and the CIT (A). On appeal, the
High Court re-appreciated the evidence and substituted its own
findings and came to the conclusion that the reasons assigned by
the Tribunal were in the realm of surmises, conjecture and
suspicion. On appeal to the Supreme Court, the Court while
reversing the decision of the High Court held that the findings of
the AO, CIT (A) and the Tribunal were based on the material on
record and not on any conjectures and surmises. That the money
came by way of bank cheques and was paid through the process
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 12 of 27
of banking transaction as not by itself of any consequence. The
High Court misdirected itself and erred in disturbing the
concurrent findings of fact. While doing so, the legal position
contained in Section 68 of the Act was explained by the Supreme
Court by assessing that a bare reading of Section 68 of the Act
suggests that (i) there has to be credit of amounts in the books
maintained by the assessee; (ii) such credit has to be a sum of
money during the previous year; and (iii) either (a) the assessee
offers no explanation about the nature and source of such credits
found in the books or (b) the explanation offered by the assessee,
in the opinion of the AO, is not satisfactory. It is only then that the
sum so credited may be charged to income tax as the income of
the assessee of that previous year. The expression “the assessee
offers no explanation” means the assessee offers no proper,
reasonable and acceptable explanation as regards the sums found
credited in the books maintained by the assessee. The opinion of
the AO for not accepting the explanation offered by the assessee
as not satisfactory is required to be based on proper appreciation
of material and other attending circumstances available on the
record. The opinion of the AO is required to be formed objectively
with reference to the material on record. Application of mind is
the sine qua non for forming the opinion. In cases where the
explanation offered by the assessee about the nature and source
of the sums found credited in the books is not satisfactory there
is, prima facie, evidence against the assessee, viz., the receipt of
money. The burden is on the assessee to rebut the same, and, if
he fails to rebut it, it can be held against the assessee that it was
a receipt of an income nature. The burden is on the assessee to
take the plea that even if the explanation is not acceptable, the
material and attending circumstances available on record do not
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 13 of 27
justify the sum found credited in the books being treated as a
receipt of income nature.
22. We would like to refer to another judgment of the Division Bench
of this Court in the case of Commissioner of Income Tax Vs.
Value Capital Services P. Ltd. [(2008) 307 ITR 334 (Delhi)].
The Court in that case held that the additional burden was on the
Department to show that even if share application did not have
the means to make investment, the investment made by them
actually emanated from the coffers of the assessee so as to
enable it to be treated as the undisclosed income of the assessee.
In the absence of such findings, addition could not be made in the
income of the assessee under Section 68 of the Act.
23. It is also of relevance to point out that in Commissioner of
Income Tax Vs. Stellar Investment Ltd. [(1991) ITR 287
(Del.)] where the increase in subscribed capital of the respondent
company accepted by the ITRO and rejected by the CIT on the
ground that a detailed investigation was required regarding the
genuineness of subscribers to share capital, as there was a device
of converting black money by issuing shares with the help of
formation of an investment which was reversed by the Tribunal,
this Court held that even if it be assumed that the subscribers to
the increased share capital were not genuine, under no
circumstances the amount of share capital could be regarded as
undisclosed income of the company. This view was confirmed by
the Apex Court in CIT Vs. Stellar Investment Ltd. [(2001) 251
ITR 263 (SC)].
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 14 of 27
24. Having taken note of the legal position in detail, we now proceed
to decide each appeal on the application of aforesaid principles.
ITA No.2093 of 2010 & ITA No.2095 of 2010
25. In both these appeals, the assessee is the same. Since these
appeals pertain to two assessment years, viz., Assessment Year
2003-04 and Assessment Year 2004-05, that is the reason for two
appeals though common issue is based on identical facts.
26. While making the assessment in respect of return filed for
Assessment Year 2004-05, the AO noticed that the assessee had
received share application money of `3 lacs each from six private
limited companies during the year relevant Assessment Year
2003-04. It is for this reason notice under Section 148 of the Act
was issued in respect of Assessment Year 2003-04 and
reassessment done. The AO made addition of `18 lacs to the
income of the assessee on protective basis in the Assessment
Year 2004-05 as well. It is for this reason we say that the
transaction involved in both the appeals is same.
27. The order of the AO would reveal that it had received an
information from the Investigation Wing which had made various
enquiries/investigations on the basis of which it was found that
these six investors belong to one Mahesh Garg Group who were
not carrying on any real business activity and were rather
engaged in the business of providing accommodations entries.
They were, thus, entry operators of which the assessee was the
beneficiary. According to the AO, the modus operandi involved in
such type of activity was like this: an entry operator operates a
number of accounts in the same bank/branch or in different
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 15 of 27
branches in the name of companies, firms, proprietary concerns
and individuals and for the operation of these bank accounts,
filing income tax returns etc., persons are hired. Most of these
persons work on part-time basis and are called upon to sign
documents, cheque books, etc. whenever required. Whenever
any beneficiary is interested in taking an entry, he would
approach the entry operator and handover the cash alongwith
commission and take cheques, Demand Draft, Postal Order. The
cash is deposited by the Entry Operator in a bank account either
in his name or in the name of relative/friends or other person
hired by him for the purposes of opening the bank account. After
the deposit of cash when there is sufficient balance, the Entry
Operator issues Demand Draft, Postal Orders, cheques in the
name of beneficiary. Most of these concerns/individuals also have
obtained PAN from the Department and are filing income tax
returns, but what is shown in the return is not actual state of
affairs.
28. The assessees filed copies of PAN, acknowledgement of filing
income tax returns of the companies, their bank account
statements for the relevant period, i.e., for the period when the
cheques were cleared. However, the parties were not produced in
spite of specific direction of the AO instead of taking opportunities
in this behalf. Since the so-called Directors of these companies
were not produced on this ground coupled with the outcome of
the detailed inquiry made by the Investigating Wing of the
Department, the AO made the addition. This addition could not be
sustained as the primary onus was discharged by the assessee by
producing PAN number, bank account, copies of income tax
returns of the share applicants, etc. We also find that the
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 16 of 27
Assessing Officer was influenced by the information received by
the Investigating Wing and on that basis generally modus
operandi by such Entry Operators is discussed in detail. However,
whether such modus operandi existed in the present case or not
was not investigated by the AO. The assessee was not confronted
with the investigation carried out by the Investigating Wing or was
given an opportunity to cross-examine the persons whose
statements were recorded by the Investigating Wing.
29. As regards discrepancies found by the AO in the bank statement,
suffice is to mention that the bank statements that were filed by
the assessee were provided by the shareholders and were
computer printed on the bank stationery. The same were filed by
the assessee during the assessment proceedings without any
suspicion of their being incorrect. During the assessment
proceedings, the assessee was never confronted by the AO that
there are discrepancies between the bank statements filed and
the statements directly called by the A.O. However, even after
considering the alleged discrepancies, it does not follow that the
amount of share capital was the undisclosed income of the
assessee. Even the correct Bank statements as claimed by the
AO reveal that the assessee has received cheques from the
shareholders. In this backdrop, the following observations of this
Court in the case of Commissioner of Income Tax Vs. K.C.
Fibers Ltd. (2010) 187 TAXMAN 53 (Del.) are reproduced:
“It is strange that when the Assessing Officer is questioning
the bona fides of M/s Diamond Protein Ltd. for collecting
money to subscribe to the share to the capital of the
assessee, but it is the assessee who is fastened with the
liability. The Assessing Officer did not question M/s
Diamond Protein Ltd. in this behalf. Insofar as Assessing
Company is concerned, it is not disputed that money was
paid to its towards the aforesaid share application money,
by means of cheques. It is not for the Assessing Company
to probe as to the source from where M/s Diamond Protein
Ltd. collected the aforesaid money. It was for the AssessingITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 17 of 27
Officer, in these circumstances to inquire into the affairs of
M/s Diamond Protein Ltd. which is an independent company
inasmuch as no finding is arrived at by the Assessing
Officer that the two companies are umbrella companies or
have any relationship with each other.”
30. We are, therefore, of the opinion that there is no merit in these
two appeals, which are accordingly dismissed at the admission
stage itself.
ITA No.2094 of 2010
31. In this case, the assessee had shown receipt of `99.18 lacs on
account of share application money. In order to prove the
genuineness of the transactions and identity of the share
applicants and their creditworthiness, the assessee had filed
confirmation from these parties, which were 30 in number. The
assessee had also supplied income tax particulars of these share
applicants. The AO issued notices under Section 133(6) of the
Act, which remained unserved on 22 out of 30 parties. Even
remaining 08 persons did not respond. Local inquiry made
through Inspector revealed that the parties did not exist at the
given addresses. On inquiries from bank, the AO found various
discrepancies in the statement sent by the bank and the
statement produced by the assessee. Even some of the names
given by the assessee were not the same as in the bank records.
The AO confronted entire material to the assessee and allowed
various opportunities. However, the assessee did not produce
even a single party. Accordingly, the AO made an addition of
`99.18 lacs to the income of assessee on account of unexplained
share capital under Section 68 of the Act. Similarly, the AO also
made addition of `3.10 lacs on account of unexplained credit
under Section 68 of the Act.
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 18 of 27
32. The CIT (A) allowed the appeal and deleted the addition. After
recording the findings that necessary documents to prove the
identity of investors, creditworthiness and genuineness of the
transactions were produced by the assessee, he was of the
opinion that even when some discrepancies were found in the
bank statement of these investors produced by the assessee,
facts remain that the AO had himself obtained the copies of the
bank statement of some of the share applicants and the perusal of
those statements reveals that there was a debit entry in support
of demand draft purchased by the share applicant. The assessee
had also filed copies of the confirmations in acknowledgement of
income tax returns filed by the share applicants from which it was
clear that the tax payers were the existing assessees and they
had filed the return of income in Delhi itself. On this evidence, it
was concluded that the shareholders were identifiable who were
assessed to income tax and therefore under no circumstances,
the share capital could be treated as undisclosed income of the
company.
33. The Tribunal while confirming the aforesaid view of the CIT (A) has
summarized the discussion as under:
“9. We have carefully considered the rival submissions in
the light of the material placed before us. The necessary
details were filed by the assessee with the AO to show the
identity of the person who had applied for the shares. The
shares also been allotted to respective persons in respect
of which intimation was given to Registrar of Companies
and necessary evidence has also been placed on record in
the paper book which found place at page 23 and 24 of the
paper book. The assessee also had placed on record the
evidence as well as copy of income-tax returns of the share
applicants. Keeping in view all these evidences it cannot
be held that the assessee did not establish the identity of
the share applicants. If it is so, then the law as pronounced
by the Hon‟ble Supreme Court in the case of CIT vs. Lovely
Exports Pvt. Ltd. (supra) is clear that if the share applicationITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 19 of 27
money is received b the assessee company from alleged
bogus shareholders whose names are given to the AO, then
the Department is free to proceed to reopen their individual
assessments in accordance with law, but the same cannot
be regarded as undisclosed income of the assessee. In this
view of the situation, we find no infirmity in the order of the
CIT (A) vide which addition made on account of share
application money has been deleted.”
34. Having regard to the decisions noted above, we are of the view
that the addition was rightly deleted by the CIT (A) and the
Tribunal. Requisite documents were furnished showing the
existence of the shareholders from bank accounts and even their
income tax details. From bank accounts of these shareholders, it
was found that they had deposed certain cash and source thereof
was questionable. The AO should have made further probe which
he failed to do. Moreover, remedy with the Department lies in
reopening the case of these investors and the addition cannot be
made in the hands of assessee.
35. We accordingly dismiss this appeal.
ITA No.514 of 2007
36. This appeal was admitted on the following question of law:
“Whether on the facts and in the circumstances of the case,
the ITAT has erred in law in sustaining the addition of
`25,23,500 on account of receipt of share application
money?”
37. The facts leading to the admission of the aforesaid question of law
are as follows:
The assessee in the income tax return for the Assessment
Year 1997-98 had shown receipts in the form of share money
subscribed of 15% to whom the shares were later on allocated.
Total money on this account received by the assessee was
`25,23,500. The investment in these shares was ranging from ` 1
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 20 of 27
lac to ` 2.5 lacs. In order to verify the genuineness of these
transactions, the AO issued summons to these parties which were
received back either with the remarks “incomplete address” or “in
spite of best efforts the address not found” or “not met” or “no
such person” or “not found”, etc. The AO thereafter asked the
assessee to produce these persons who had introduced the share
capital in the company. The assessee was also asked to furnish
cheque numbers/draft numbers for payment of share application
money along with the names of the drawee bank and branch of
the bank. However, no details were furnished despite various
opportunities. The assessee could not even identify the entries in
the bank account regarding the receipts of the share application
money nor could he produce the relevant ledger for verifying the
receipts, according to the AO. Ultimately, the assessee produced
five persons whose statements were recorded. The assessee did
not cross-examine these persons. They did not furnish any proof
of their identity in the form of ration card, election card or
passport despite request by the AO. The AO after analyzing the
statements of these persons observed that these five persons
were small agriculturists and had no means to make investment n
the company.
38. In these circumstances, the entire receipts of `25,23,500 in
respect of these five persons was treated as unexplained
investment and made the addition under Section 68 of the Act.
39. The CIT (A), in appeal, reexamined the entire issue analyzing the
evidence in the light of the judgment in the case of Stellar
Investment Ltd. (supra) and Sophia Finance Ltd. (supra)
relied upon by the assessee. He confirmed the order of the AO
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 21 of 27
and concluded that the assessee had merely given names of the
parties and had not proved that they had necessary income to
invest in the shares as also the creditworthiness of these persons.
40. The Tribunal has also affirmed the aforesaid decision of the CIT (A)
in the following manner:
“15. Having carefully examined the material available on
record and the orders of the lower authorities, we find that
shares were not quoted on stock exchange and it was
subscribed by the persons who were known to the assessee
but during the course of hearing despite various
opportunities the assessee could not produce them for
verification nor any evidence was filed with regard to their
financial status. Out of 15 subscribers, 5 subscribers were
produced before the A.O. and during the course of the
examination it was admitted that they were small
agriculturists and were cultivating the agricultural land
after taking it on lease from other agriculturists. No
evidence regarding the agricultural holdings were produced
before the A.O. nor have they filed any evidence with
regard to their financial soundness whereas the investment
in shares were made between Rs.1 lakh to Rs.2.5 lakhs.
Copy of the statement are (sic. is) placed on record and
from its perusal one would find that all these 5 persons are
of ordinary status and they have no means to invest a huge
sum in shares with the assessee.
16. So far as the legal position and the judgment of the
Apex Court in the case of Steller Investment Ltd. is
concerned, we are of the view that the ratio laid down in
the Steller Investment Ltd. is applicable only in those cases
where the assessee is a limited company and the shares
were quoted in stock exchange. Once the shares are
quoted in stock exchange and the subscription is open to
public at large, assessee cannot have control over the
subscription and also cannot make a verification of the
subscribers as subscription can be done by any person. But
whenever the issue is subscribed without quoting it on
stock exchange by limited or private limited company, the
presumption is very strong against the assessee that
subscription is available only to the closely connected
persons of the assessee. Once the inference is against the
assessee that the issue is subscribed by its closely
connected persons, the onus is upon the assessee to prove
the identify (sic. identification) of the subscribers and their
creditworthiness. Their Lordships of the Hon’ble Calcutta
High Court in the case of Bola Shankar Cold Storage ..Vs..
JCIT have examined the judgment of the Apex Court in the
case of Steller Investment Ltd. and that of the Hon’ble Delhi
High Court in the case of Sophia Finance Ltd. and have held
that in the case of Steller Investment Ltd. the ratio laid
down by the Full Bench of the Delhi High Court was not
overruled and it still holds the field. Whenever the issue
was subscribed by closely connected persons of the
assessee and the assessee has failed to prove the identity
and creditworthiness, the addition u/s 68 can be made inITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 22 of 27
the hands of the assessee. In the instant case, the
assessee could not place any evidence on record to prove
the identity and the credit worthiness of the so called
subscribers and the A.O. was justified in treating this
investment as unexplained and made the addition u/s 68 of
the I.T. Act. We, therefore, find no infirmity in the order of
the CIT (A). Accordingly, we confirm the same.”
41. The learned counsel for the assessee argued that even when five
persons were produced which established the identity and they
had categorically stated that they had invested in the shares with
their own money, there was no reason to make addition in respect
of these persons as well. He also submitted that bank details, etc.
in respect of all 15 shareholders were furnished to the CIT (A),
even qua for the remand report, but this additional evidence was
totally ignored. He referred to the judgment in the case of Steller
Investment Ltd. (supra) as well as Lovely Exports P. Ltd.
(supra). To buttress his submission that on the facts of this case,
the assessee had discharged the onus and no addition could have
been made in its hands. The learned counsel for the Revenue, on
the other hand, made detailed submissions justifying the orders
passed by all the Authorities below.
42. We have considered these submissions insofar as statements of
the persons who are produced are concerned, they are gone into
and analyzed by the three Authorities below on the basis of which
finding of fact is arrived at that neither their identity is established
nor their capacity to invest this kind of money is proved. They are
all agriculturists and had not produced a single document to
support their version. This is a finding of fact and there is no
reason to interfere with the same. Learned counsel for the
Revenue had drawn our attention to view all these statements.
One Mr. Sukh Lal Singh in his statement had stated that he had
purchased the share of `1,90,00. Out of the share money, he had
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 23 of 27
paid `70,000 out of his own source and `1,20,000 was received by
him from his friends and was paid in many installments. Likewise
one Mr. Vijay Kumar who also purportedly purchased the share of
`1.90 lacs stated that the payments were made by him in cash in
many installments. He also stated that he personally knew the
Directors of the company and had very old relation with him.
43. On the basis of such statement without an iota of documentary
evidence to support, we are of the opinion that the findings of the
Authorities below cannot be treated as perverse. It is on proper
analysis of the statements of these persons which were recorded
by the AO. When we keep in mind the principle of law laid down
in the ratio in the aforesaid decisions and apply the same to the
facts of this case, it is difficult to find fault with the approach of
the Tribunal. We have to keep in mind that the ratio in a decision
cannot be applied in each case. The facts and circumstances of
each case are to be weighed and examined as to whether a
particular ratio decided in a particular case could be applied. As
noted above, the initial onus is upon the assessee to establish
three things necessary to obviate the mischief of Section 68 of the
Act. These are: (i) Identity of investors; (ii) their
creditworthiness/investments and (iii) genuineness of the
transaction. Only when these three ingredients are established
prima facie, it is only then the Department is required to
undertake further exercise as discussed above. In the instant
case, no such documents are filed and no steps taken by the
assessee which could establish the aforesaid three ingredients.
44. Additional evidence in the form of bank statement, etc. is given,
but the assessee has not done anything to prove these bank
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 24 of 27
accounts. On this evidence produced by the assessee, remand
report was called for and the AO in his remand report dated
23.12.2003 submitted as under:
“None of the 6 alleged share holders produced any
documents in support of their identity. The fact was
intimated to the assessee vide order sheet entries dated
13.6.2002 & 17.3.2003. they are not assessed to tax. They
have not produced any documentary evidence showing that
they are capable of saving/investing any amount at all. If
the persons produced are not carrying relevant documents
to establish their identity, creditworthiness at the time of
recording of the statements and furnishing photo copy of
some documents after a gap of substantial period, it is not
possible to verify its correctness unless the concerned
persons are produced with necessary documentary
evidences (in original) in support of their identity and
creditworthiness.
The assessee has not even furnished basic requirements of
share capital i.e. cheque number, date, amount(s), details
of drawee bank etc. The assessee’s bank account was also
not produced. Hence the assessee’s claim regarding
investment by the share-holders remained unverifiable. No
comments can now be offered at this stage without
necessary verification. Proof of identity produced at a later
stage cannot be verified in the absence of concerned
person original documents.”
45. Order of the CIT (A) clearly demonstrates that this remand report
was sent to the assessee who had submitted his reply dated
10.02.2004, which is even reproduced in the order and thereafter
the CIT (A) discussed the same in the light of certain decision
cited before him and came to the conclusion that the assessee
had not given satisfactory evidence to discharge the onus. It had
merely given names of the parties without anything more. That
would not be sufficient compliance. Even the bank statement of
the assessee which was submitted has not been proved.
46. For all these reasons, we are of the view that the assessee had
not been able to discharge the onus ptomaine and addition was
rightly made. We, therefore, answer the question in the negative
and dismiss this appeal of the assessee.
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 25 of 27
ITA NO.539 OF 2008
47. This appeal relates to penalty proceedings which were initiated
against M/s. Vijay Power Generator Ltd. (appellant in the aforesaid
ITA No.514 of 2007) after making additions in the assessment
order. As noted above, though the addition was sustained by the
Tribunal in the quantum proceedings, insofar as penalty is
concerned, the Tribunal vide impugned orders dated 31.08.2007
has deleted the penalty imposed by the AO and Revenue is in
appeal. As can be seen from the discussion in ITA No.514 of 2007
above, the assessee had produced certain documents before the
CIT (A). However, in the remand report sought by the CIT (A), the
AO had stated that no comments can be offered at this stage
without necessary verification. Exact contents of that report are
also produced above. This would show that the assessee had
given certain documents to prove the identity and
creditworthiness of the share applicants, but the creditworthiness
of these persons could not be proved because of gap of
substantial period and the fact that those persons were not
produced by the assessee with necessary documentary evidence
originally in support of their identity and creditworthiness. It was,
thus, a case where the assessee could not discharge the onus and
it cannot be said that it was the case of the concealment of the
case by the assessee.
48. Thus, while not accepting all the observations made by the
Tribunal in the impugned order, we are of the view that the
Tribunal is right in holding that insofar as penalty proceedings are
concerned, case against the assessee of concealment of income is
not made out. We would not like to interfere with the order of the
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 26 of 27
Tribunal on this aspect and dismiss this appeal of the Revenue a
no substantial question of law arises.
(A.K. SIKRI)
JUDGE
(M.L. MEHTA)
JUDGE
JANUARY 31, 2011
pmc
ITA Nos.2093, 2094, 2095 of 2010, 514 of 2007 & 539 of 2008 Page 27 of 27