Delhi High Court High Court

Commissioner Of Income Tax vs Virgin Securities & Credits Pvt. … on 18 February, 2011

Delhi High Court
Commissioner Of Income Tax vs Virgin Securities & Credits Pvt. … on 18 February, 2011
Author: A.K.Sikri
                                REPORTABLE

*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                             ITA No.666 of 2009

                                          RESERVED ON: JANUARY 10, 2011.
%                                      PRONOUNCED ON: FEBRUARY 18, 2011.


      COMMISSIONER OF INCOME TAX                                  . . . Appellant

                           through :          Ms. Prem Lata        Bansal,    Sr.
                                              Standing Counsel.

                                 VERSUS

      VIRGIN SECURITIES & CREDITS PVT. LTD.                    . . .Respondent

                           through:           Mr. Ajay Vohra with Ms. Kavita
                                              Jha and Mr. Somnath Shukla,
                                              Advocates.

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. Following two additions, inter alia, were made by the Assessing

Officer (AO) while completing the assessment of the respondent

assessee herein, which pertains to the Assessment Year 2002-03:

(i) Addition of `55,56,620 by disallowing the loss claimed

by the assessee on account of sale of shares of M/s.

Doogar & Associates (Pvt.) Ltd. (hereinafter referred to

as ‘Doogar’); and

(ii) Addition of `9,13,081 on account of expenses debited

to Profit and Loss account under Section 41(1) of the

Income Tax Act (‘the Act’ for brevity).

ITA No.666 of 2009 Page 1 of 9

2. Insofar as first addition is concerned, the assessee had shown in

Profit & Loss account the decrease/increase in stock of shares

`2,02,19,778. It was explained by the assessee before the AO

that opening share stocks of Doogar was 20,35,000 and

purchased the same @ `10 per share and the same was sold @

`2.23 per share on 30.03.2002. The assessee filed a copy of

HDFC bank’s depository services statement to support the sale of

shares. The AO found that the said bank statement showed the

sale rate of the shares @ `3.35 instead of `2.23 paise per share as

disclosed by the assessee. On being asked to give explanation

about the discrepancies, the assessee vide letter dated

14.02.2005 had explained that the said 20,35,000 shares were

sold @ `2.23 paise per share, which was as per the prevailing rate

in Bombay Stock Exchange (BSE) on the date of transaction, i.e.

22.03.2002. It was also explained that the rate of `3.35 per share

mentioned in the bank statement was the rate as per the DEMAT

statement of HDFC bank, which takes the transaction rate of that

particular script prevailing at the end of the month in which

transaction took place. Since no other documents were furnished

in support of this plea, the AO adopted the sale rate of `3.35 paise

per share and on that basis concluded the loss thereby allowing

the loss for sale of shares @ `1,58,13,028 instead of `2,02,19,778

claimed by the assessee and disallowing the balance of

`55,56,628.

3. Insofar as disallowing of the expenses are concerned, the

Assessing Officer was of the view that the expenses claimed were

excessive in nature. The expenses were on account of travelling

and conveyance, postage and telegram, telephone, salary and

ITA No.666 of 2009 Page 2 of 9
wages, staff welfare, advertisement, miscellaneous expenses and

printing & stationery. The Assessing Officer noted that these

expenses were incurred by M/s. Goyal M.G. Gases Pvt. Ltd. and

the entry was transferred to the assessee’s head. The Assessing

Officer sought explanation for such debit to the assessee. The

assessee furnished the comparative expenses with previous year

and also stated that these expenses were incurred by the other

group concern, viz., M/s. Goyal M.G. Gases Pvt. Ltd. on behalf of

the assessee in connection with the generation and promotion of

ICD and share business of the assessee. The assessee was also

asked to explain as to why PPF and ESI bonus, etc. were not

deducted/paid to the employees. According to the AO, the

assessee did not submit any explanation or produced salary

register and other ledger accounts. For this, the Assessing Officer

concluded that no employee was on the pay role of the assessee

company and the expenses were debited in the assessee’s

account, but incurred by M/s Goyal M.G. Gases Pvt. Ltd. He

allowed the expenses of `277701 which were the expenses under

these heads in the last year as against the expenses of `9,40,782

claimed by the assessee and thus made disallowance of

`9,13,081/-.

4. Before the CIT (A), the assessee had produced requisite material,

though for the first time justifying both the claims. The CIT (A)

called for remand report from the AO and thereafter deleted the

addition, inter alia, observing that the AO, in his remand report,

has not specifically commented upon the additional evidence

submitted by the assessee. The additional evidence which was

submitted by the assessee was in the form contract note from

ITA No.666 of 2009 Page 3 of 9
PNR Securities Ltd., which clearly showed that 20,35,000 shares of

Doogar were sold @ `2.23 per share and the net price credited to

the party works out to `2.23 per share. The evidence regarding

sale price as on 20.03.2002 was confirmed by the BSE. The bank

statement of the assessee in current account was also produced

which showed the sale proceeds on 30.03.2002 confirming the

rate claimed by the assessee. The CIT (A), thus, held that there

was sufficient documentary evidence to prove that the assessee

sold the shares @ `2.23 per share and not @ `3.35 which was

taken into account by the AO.

5. Insofar as the claim of expenses of `9,40,782, the CIT (A) was of

the opinion that there was no bar in outsourcing a part of

administrative work to a sister concern and reimbursing the said

concern with the expended amount. Since the employees were in

the pay rolls of the service provider, the liability to pay PF and

other dues rests squarely on the provider, viz., M/s Goyal M.G.

Gases Pvt. Ltd. and therefore, the AO was not right in disallowing

the expenses on extraneous ground that the assessee had not

produced employees register or had not shown that the TDS was

not deducted.

6. The Income Tax Appellate Tribunal (hereinafter referred to as ‘the

Tribunal’) dismissed the appeal of the Revenue preferred against

the order of the CIT (A). This is how the Revenue is in appeal

before us under Section 260A of the Act.

7. Insofar as the issue relating to the extent of losses for the sales of

shares is concerned, the main contention is that the CIT (A) erred

ITA No.666 of 2009 Page 4 of 9
in admitting additional evidence in contravention of Rule 46A of

the Income Tax Rules. Even no opportunity was given to the

Department to make inquiry as to when sale took place.

Therefore, the Tribunal either suo motu or through AO (by

remanding the matter back) should have made inquiry, which had

not been done and therefore, order passed by the Tribunal is

perverse on facts. It was contented that the Allahabad High Court

in the case of Ram Prasad Sharma Vs. Commissioner of

Income Tax [119 ITR 867) has held that under Rule 46A, the

assessee shall not be entitled to produce before the AAC (first

appellate authority) any evidence, whether oral or documentary,

which was not produced in the course of proceeding before the

Income Tax Officer except in specified circumstances. Where

repeated opportunities were given by the ITO to produce evidence

but no evidence was given by the assessee, fresh evidence cannot

be admitted by CIT (A).

8. The aforesaid contention appears to be devoid of any merit. It is a

matter of record that before admitting the additional evidence,

the CIT (A) had obtained remand report from the AO. While

submitting his report, the AO had not objected to the admission of

the additional evidence, but had merely reiterated the contentions

in the assessment orders. It is only after considering the remand

report, the CIT (A) had admitted the additional evidence. It cannot

be disputed that this additional evidence was crucial to the

disposal of the appeal and had a direct bearing on the quantum of

claim made by the assessee. Plea of the assessee which was

taken before the AO remains the same. The AO had taken

adverse note because of non-production of certain documents to

ITA No.666 of 2009 Page 5 of 9
support the plea and it was in these circumstances, the additional

evidence was submitted before the CIT (A). It cannot be said not

is it the case of the Revenue that additional evidence is not

permissible at all before the first appellate authority. On the

contrary, Rule 46A of the Act permits the CIT (A) to admit

additional evidence if he finds that the same is crucial for disposal

of the appeal. In the facts of this case, therefore, we are of the

opinion that on this aspect, no substantial question of law arises.

9. We may also note at this stage that Ms. Prem Lata Bansal, learned

counsel appearing for the Revenue, had sought to contend that

the sale of shares in fact had taken place on 22.03.2002, which

was stated by the assessee itself before the AO. However, as per

the additional evidence filed by the assessee, the date of sale of

share was shown as 20.03.2002. This anomaly was not thrashed

out by the CIT (A) or by the Tribunal, was the contention of the

learned counsel which, according to her, amounted to an error of

orders. We are not inclined to accept this submission as well.

10. Before the CIT (A) it was submitted that the shares sold by the

assessee were identifiable, i.e., shares which were held in DEMAT

form and, therefore, the gain/loss had to be worked out with

reference to the sale of such shares only. It was pointed out that

the shares were sold on 20.03.2002 at the price ruling on the

stock exchange on that date, i.e., @ `2.23 per share. Once the

shares are identifiable, the date of sale of which is 20.03.2002,

merely because by mistake the assessee mentioning the date of

22.03.2002, would not mean that the assessee was precluded

from showing that that was an error and documentary evidence

ITA No.666 of 2009 Page 6 of 9
clearly reflected that the shares were sold on 20.03.2002. This is

a finding of fact by the CIT (A) and confirmed by the Tribunal. This

Court, in the case of Commissioner of Income Tax Vs.

Ranbaxy Holdings Co. (in ITA No.675 of 2010), held that where

the shares sold are identifiable, there is no question of averaging

the cost. In computing the capital gains/loss on sale of such

identifiable shares, the cost of acquisition of such shares has to be

taken into account, instead of average cost of acquisition.

11. Therefore, no question of law arises in this regard as well.

12. Coming to the second issue relating to allowing the expenses of

`9,40,782 debited by the assessee to the Profit and Loss Account

incurred by M/s. Goyal M.G. Gases Pvt. Ltd., again we find that the

finding of fact is recorded that the work was outsourced to the

sister concern and the expenses for undertaking that the work

was allocated, in proportionate to the assessee. The only

contention raised by the learned counsel for the appellant is that

the assessee had not offered any explanation as to on which basis

this expenditure had been allocated and the burden was on the

assessee to prove the same and further that the assessee had not

explained as to what services had been rendered by M/s. Goyal

M.G. Gases Pvt. Ltd. We find from the order of the CIT (A) that the

assessee had furnished an explanation, which was found to be

satisfactory by the CIT (A) and the same is as under:

(1) No comparison could be made with the expenses of

last year as in the last year, there was no case of

business activity and the expenses were very nominal.

ITA No.666 of 2009 Page 7 of 9
However, during the year in question, the assessee

was engaged in regular business activity on whole

time business. To corroborate this submission, the

assessee had given the particulars of income of two

years which showed NIL income on account of interest

receipt, bill discounting charges and sale of shares,

which was `2.48 Crores, `2.30 Crores and `47.49 lacs

respectively in the year under reference.

(2) Since it was the first year of business activity and the

assessee had no infrastructure, this was the

compelling reason for the assessee to outsource

various concerns including M/s. Goyal M.G. Gases Pvt.

Ltd. On that basis, debit notes were received from the

said company in respect of expenses pertaining to the

assessee company. Thus, the expenses were duly

provided in the audited balance sheet.

(3) When there was a business at large scale of the

aforesaid magnitude, it could not be disputed that the

expenses would have been incurred by the assessee.

Therefore, allowing to the extent of expenses which

was incurred in the previous years when there was no

comparison in the two years, was arbitrary decision on

the part of the AO.

(4) Reasons for the AO went by the irrelevant extraneous

consideration, viz., PPF, etc. were not produced by the

assessee. This could not be paid as the work was not

done by the assessee himself, but by the staff of M/s.

Goyal M.G. Gases Pvt. Ltd., for the assessee, for the

reasons mentioned above. Obviously, it was for M/s.

ITA No.666 of 2009 Page 8 of 9
Goyal M.G. Gases Pvt. Ltd. to pay salary to its

employee and they would be maintaining such

ledgers.

13. The CIT (A) as well as the Tribunal were not persuaded by the

aforesaid explanation and accepting the same recorded finding of

fact. Hence, no question of law arises. This appeal is bereft of

any merit. We accordingly dismiss this appeal.

(A.K. SIKRI)
JUDGE

(M.L. MEHTA)
JUDGE
FEBRUARY 18, 2011
pmc

ITA No.666 of 2009 Page 9 of 9