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 1, Cited by 0]

Income Tax Appellate Tribunal - Delhi

One Mobikwik Systems Private Limited, ... vs Addi. Cit Special Range- 7, New Delhi on 27 September, 2023

                                      1
                                                             ITA No. 7550/del/2019

            IN THE INCOME TAX APPELLATE TRIBUNAL
                  DELHI BENCH "E" NEW DELHI

          BEFORE SHRI KUL BHARAT, JUDICIAL MEMBER
                            AND
          SHRI M. BALAGANESH, ACCOUNTANT MEMBER

                       ITA No. 7550/DEL/2019
                       [Assessment Year: 2015-16


     M/s One Mobikwik Systems Pvt. Ltd., Vs      Addl. CIT, Spl. Range-7,
     6th Floor, Good Earth Business Bay,         New Delhi.
     Sector-58, Gurgaon, Haryana-122101

     PAN-AABCO0442Q

     APPELLANT                                   RESPONDENT

     Assessee represented by                None
     Department represented by              Shri Subra Jyoti Chakraborty,
                                            CIT(DR)

     Date of hearing                        26.09.2023
     Date of pronouncement                  27.09.2023


                                 ORDER



PER KUL BHARAT, JM:

This appeal, by the assessee, is directed against the order of the learned Commissioner of Income-tax (Appeals)-38, New Delhi, dated 28.06.2019, 2 ITA No. 7550/del/2019 pertaining to the assessment year 2015-16. The assessee has raised following grounds of appeal:

"1. Based on the facts and circumstances of the case and in law, the order passed by the Learned Commissioner of Income-tax(appeals) - 38, (hereinafter referred to as 'Learned CIT(A') under section 250(6) of the Income-tax Act, 1961 ('the Act'), is bad in law and void ab-initio.
2. Based on the facts and circumstances of the case and in law, the learned CIT(A) has erred in treating the amount pertaining to M/s Arcelons Consulting as credit written off forRs 99,011.
3. Based on the facts and circumstances of the case and in law, the learned CIT(A) has erred in treating the difference in reconciliation in balances of advances from customers as per books and as per its own MIS as an addition to total income for Rs 1,71,01,136.
4. Based on the facts and circumstances of the case and in law, the learned CIT(A) has erred in disallowing the amount paid towards labour welfare fund for Rs 7,680
5. Based on the facts and circumstances of the case and in law, the learned CIT(A) has erred in treating the amount of Rs 22,46,36,307 incurred on advertisement expenditure as being capital in nature."

2. At the time of hearing no one attended the proceedings. It is seen from the records that there has been no representation on behalf of the assessee since 7.6.2022 despite issue of notices for hearing. No change in address, if any, has also been intimated by the assessee. Therefore, the appeal was taken up for hearing in the absence of the assessee and is being decided on the basis of material available on record.

3

ITA No. 7550/del/2019

3. At the outset learned DR pointed out that the present appeal has been instituted by the authorized representative on behalf of the appellant. However, no document has been filed along with the appeal memo demonstrating the authorization by the assessee to the Authorized Representative.

4. We have heard learned DR and perused the material available on record. We find that the present appeal has been instituted on behalf of the assessee by one Shri Saurabh Jain, who has signed Form no. 36 under the designation of Financial Controller. However, no letter of authorization by the assessee company authorizing Shri Saurabh Jain to file the present appeal is enclosed along with the appeal memo.

4.1 Rule 16 of the Appellate Tribunal Rules, 1963 mandates filing of an document authorizing a representative. For the sake of clarity the relevant Rule 16 is reproduced as under:

"16. In any appeal by any assessee, where the memorandum of appeal is signed by his authorized representative, the assessee shall append to the memorandum a document authorizing the representative to appear for him and if the representative is a relative of the assessee, the document shall state what his relationship is with the assessee, or if he is a person regularly employed by the assessee, the document shall state the capacity in which he is at the time employed."
4 ITA No. 7550/del/2019

4.2 Therefore, in the absence of such authorization the present appeal is dismissed. The assessee would be at liberty to seek restoration of appeal and submit the latter of authorization which authorized Shri Saurabh Jain for signing the appeal memo on behalf of the assessee company.

5. In the result, assessee's appeal stands dismissed. Order pronounced in open court on 27th September, 2023.

           Sd/-                                                      Sd/-
(M. BALAGANESH)                                              (KUL BHARAT)
ACCOUNTANT MEMBER                                           JUDICIAL MEMBER
*MP*
Copy forwarded to:
  1. Appellant
  2. Respondent
  3. CIT
  4. CIT(Appeals)
  5. DR: ITAT
                                                           ASSISTANT REGISTRAR
                                                                ITAT, NEW DELHI