Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Income Tax Appellate Tribunal - Pune

Anupama Ashok Kulkarni, Pune vs Income-Tax Officer, Ward 12(1), Pune on 30 May, 2023

              IN THE INCOME TAX APPELLATE TRIBUNAL,
                      PUNE BENCH "SMC", PUNE

      BEFORE SHRI INTURI RAMA RAO, ACCOUNTANT MEMBER

                 आयकर अपीऱ सं. / ITA No.922/PUN/2022
                     ननधधारण वषा / Assessment Year : 2012-13


      Anupama Ashok Kulkarni
      33, Sopan Nagari,
      323 Navi Peth, Pune - 411030

      PAN: AQOPK0838N
                                                      .......अऩीऱधथी / Appellant
                                    बनाम / V/s.

      The Income Tax Officer,
      Ward 12(1), Pune
                                                     ......प्रत्यथी / Respondent


            Assessee by         :       Shri Kishore Phadke
            Revenue by          :       Shri Ganesh Rath, JCIT

            सन
             ु वधई की तधरीख / Date of Hearing                  : 30-05-2023
            घोषणध की तधरीख / Date of Pronouncement             : 30-05-2023


                             आदे श / ORDER


PER INTURI RAMA RAO, AM:

This is an appeal filed by the assessee directed against the order of National Faceless Appeal Centre (NFAC), Delhi dated 19.10.2022 passed u/s 250 of the Income-tax Act, 1961 (hereinafter referred to as 'the Act').

2. Briefly, the facts of the case are as under:

The appellant is an individual deriving income under the head 'Capital Gains'. No voluntary income under the provisions of section 139 of the Act was filed by the appellant. However, the Assessing Officer, Ward 12(1), Pune (hereinafter referred to as 'the AO') on receipt of information 2 ITA No.922/PUN/2022 Anupama Ashok Kulkarni that the appellant sold an immovable property during the previous year relevant to the year under consideration for a consideration of Rs.98,34,000/- issued a notice u/s 148 of the Act on 22.03.2019. In response to the said notice, the appellant filed return of income declaring income of Rs.1,62,680/-.

3. Against the said return of income, assessment was completed by the AO vide order dated 18.12.2019 passed u/s 143(3) r.w.s. 147 of the Act at a total income of Rs.12,57,204/-. While doing so, the AO adopted the sale consideration of the property sold at Rs.98,34,000/- as against the apparent consideration of Rs.25,15,000/- invoking the provisions of section 50C of the Act and accordingly computed the capital gains on the share of property and made addition of Rs.10,94,524/-. The appellant also objected the adoption of sale consideration of Rs.98,34,000/- and objected that the fair market value of the property does not exceed the apparent consideration and requested the AO to refer the matter to the DVO for determination of the fair market value. The AO had agreed to the request of the assessee to refer the matter to the DVO and since the DVO's report was awaited, the AO had proceeded with the assessment as the assessment was getting barred by the limitation.

4. Being aggrieved with the above order, an appeal was filed before the CIT(A). During the course of proceedings before the CIT(A), the DVO's report had been submitted. The appellant had objected to the method of valuation, adopted by the DVO before the CIT(A). The CIT(A) without considering the objections raised before him on the DVO's report had 3 ITA No.922/PUN/2022 Anupama Ashok Kulkarni merely confirmed the assessment order, which in my considered opinion is against the principles of natural justice. Accordingly, the matter is remanded to the file of CIT(A) with a direction that he should consider the objections raised by the appellant on the method of valuation adopted by the DVO.

5. In the result, the appeal filed by the assessee is allowed for statistical purposes.

Order pronounced in the open court on 30th May, 2023.

Sd/-

INTURI RAMA RAO ACCOUNTANT MEMBER ऩण ु े / Pune; ददनधांक / Dated : 30th May, 2023 GCVSR आदे श की प्रतिलऱपप अग्रेपिि/Copy of the Order is forwarded to :

1. अऩीऱधथी / The Appellant;
2. प्रत्यथी / The Respondent;
3. The concerned Pr.CIT
4. ववभधगीय प्रनतननधध, आयकर अऩीऱीय अधधकरण, ऩण ु े "SMC" / DR 'SMC', ITAT, Pune;
5. गधर्ा पधईऱ / Guard file.

आदे शधनुसधर / BY ORDER, //सत्यधवऩत प्रनत// True Copy// वररष्ठ ननजी सधिव / Sr. Private Secretary आयकर अऩीऱीय अधधकरण, ऩण ु े / ITAT, Pune