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 2, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Satbir , Gurgaon vs Ito, Gurgaon on 22 February, 2017

        IN THE INCOME TAX APPELLATE TRIBUNAL
             DELHI BENCH : SMC : NEW DELHI

     BEFORE SHRI R.S. SYAL, ACCOUNTANT MEMBER
                        ITA No.6252/Del/2016
                       Assessment Year : 2013-14

Satbir,                           Vs.           ITO,
S/o Mahender,                                   Ward 4(1),
House No.93, Village Kankrola,                  Gurgaon.
Post Bhangrota,
Tehsil Gurgaon,
Gurgaon.

PAN : DBMPS6828C


     (Appellant)                            (Respondent)

           Appellant by : None
           Respondent by: Shri F.R. Meena, Sr.DR

           Date of Hearing      : 22.02.2017
           Date of Pronouncement: 22.02.2017

                                 ORDER

This appeal by the assessee is directed against the order passed by the CIT(A) on 19.09.2016 in relation to Assessment Year 2013-14.

2. When the matter was called up for hearing today, no one has appeared on behalf of the assessee. The assessee has not filed any adjournment ITA No.6252/Del/2016 2 application also. The notice of hearing sent to the assessee has not been returned unserved. In these circumstances, it appears that the assessee is not interested in prosecuting his appeal. The appeal filed by the assessee is, therefore, liable to be dismissed, for non-prosecution. Our above view finds support from the following decisions:-

1. CIT vs. B.N. Bhattachargee & anr., 118 ITR 461, wherein their Lordships have held:
"The appeal does not mean merely filing of the appeal but effectively pursuing it."

2. Estate of late Tukojirao Holkar vs. CWT, 223 ITR 480 (M.P.), wherein, while dismissing the reference made at the instance of the assessee in default, their Lordships made the following observation:-

"If the party, at whose instance the reference is made, fails to appear at the hearing, or fails in taking steps for preparation of the reference, the court is not bound to answer the reference."

3. Commissioner of Income-tax vs. Multiplan India (P.) Ltd, 38 ITD 320 (Del.),wherein the appeal filed by the revenue before the Tribunal, was fixed for hearing. But on the date of hearing nobody represented the revenue/appellant nor any communication for adjournment was received. There was no communication or information as to why the revenue chose to remain absent on that date. The Tribunal on the basis of inherent powers, treated the ITA No.6252/Del/2016 3 appeal filed by the revenue as unadmitted in view of the provision of Rule 19 of the Income-tax (Appellate Tribunal) Rules, 1963.

3. In the result, the appeal filed by the assessee is dismissed for non- prosecution.

The decision was pronounced in the open court on 22nd February, 2017.

Sd/-

(R.S. SYAL) ACCOUNTANT MEMBER Dated: 22nd February, 2017.

dk Copy forwarded to

1. Appellant

2. Respondent

3. CIT

4. CIT(A)

5. DR Dy. Registrar, ITAT, New Delhi