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 - Pune

Ashok Atmaram Jagdale, Pargaon, Daund vs Additional, Joint, Deputy,Assistant ... on 31 July, 2024

                आयकर अपीलीय अधिकरण "ए" न्यायपीठ पु णे में ।
       IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, PUNE


       BEFORE SHRI SATBEER SINGH GODARA, JUDICIAL MEMBER
                              AND
           SHRI INTURI RAMA RAO, ACCOUNTANT MEMBER


                    आयकर अपील सं. / ITA No.864/PUN/2024
                    धििाारण वर्ा / Assessment Year : 2018-19

     Ashok Atmaram Jagdale,                    Additional, Joint, Deputy,
     A/p Bori Pardhi, Bhetel Chal,             Assistant Commissioner of
     Bori Paradhi B.O., Pargaon         Vs.    Income Tax, Income Tax Officer,
     Daund-412203                              Pune

     PAN : BBZPJ3465R
          अपीलार्थी / Appellant                       प्रत्यर्थी / Respondent

               Assessee by :              Mr. Parikshit Randive
               Department by :            Shri Ramnath P. Murkunde
               Date of hearing :          30-07-2024
               Date of                    31-07-2024
               Pronouncement :

                                  आदे श / ORDER

PER SATBEER SINGH GODARA, JM :

This assessee‟s appeal for assessment year 2018-19, arises against the National Faceless Appeal Centre [in short the "NFAC"] Delhi‟s DIN & Order No. ITBA/NFAC/S/250/2023-24/1061642692(1), dated 28.02.204, involving proceedings u/s. 250 of the Income Tax Act, 1961 (in short "the Act").

Heard both the parties at length. Case file perused.

2. The assessee pleads the following substantive grounds in the instant appeal :

"1. Assessee operates as a merchant (ID - 34566) under Spice Money Limited, providing money transfer services, cash collection, recharges, and bookings. The process involves receiving cash from customers, transferring it to Spice Money Limited's wallet, which then promptly sends it to the destination bank. At the end of each day, Assessee deposits the cash balance into Spice Money Limited's bank account, located 20 kms one way. Due to travel and security concerns, Assessee initially deposited cash into its own account before 2 ITA No.864/PUN/2024, A.Y. 2018-10 transferring it to Spice Money Limited's wallet. Assessee argues that these cash deposits belong to Spice Money Limited, not personal income and should not be considered as unexplained cash deposit income. Despite filing an appeal with the CIT, explaining a delay due to lack of awareness, language barriers, and consultancy reliance, it was rejected. Assessee seeks further appeal at ITAT, asserting the need for an opportunity to be beard in person.
2. Considering the above points additions to total income of Rs.5,24 71,013 Us 144 of Income Tax Act, 1961 is not valid. Thus penalty of additional income Us 271AAC 1 on account of unexplained cash credits of the Act should not be imposed. Note - We have already paid the penalty Us 272A 1 d along with interest."

3. Coming to the assessee‟s sole substantive ground raised herein challenging the correctness of both the lower authorities action assessing him for having derived total taxable income of Rs.5,24,71,013/-, learned counsel submits that he could not file all the relevant details in the course of assessment framed on 09.08.2021 as well as in the CIT(A)/NFAC „s lower appellate proceedings. He invited our attention to the assessee‟s detailed paper book‟s in three volumes each that now all the relevant evidence is now ready since the same could not be compiled during the assessment because of Covid-10 pandemic outbreak period and lockdown announced from time to time.

4. The Revenue could hardly dispute in principle that not only the impugned assessment had been framed during the Covid-10 outbreak period but also the assessee prima-facie emerges as a money transfer. And also that the relevant detail herein amounts to additional evidence which requires afresh factual verification as per the Rule 28 of the Income Tax Appellate Tribunal Rules.

5. Faced with this situation, we admit the assessee‟s foregoing additional evidence since going to the root of the matter and restore his instant sole substantive grievance back to the learned CIT(A)/NFAC for its afresh appropriate adjudication as per law preferably within three effective 3 ITA No.864/PUN/2024, A.Y. 2018-10 opportunities of hearing subject to a rider that it shall be assessee‟s/taxpayers risk and responsibility only to file and prove all the relevant facts in consequential proceedings. Ordered accordingly.

6. This assessee‟s appeal is allowed for statistical purposes in above terms.

Order pronounced in the open court on 31st July, 2024.

                      Sd/-                                            Sd/-
          (Inturi Rama Rao)                                  (Satbeer Singh Godara)
         ACCOUNTANT MEMBER                                      JUDICIAL MEMBER

पुणे / Pune; दिन ां क / Dated : 31st July, 2024.
रदि


आदे श की प्रधिधलधप अग्रेधर्ि / Copy of the Order forwarded to :

1. अपील र्थी / The Appellant.
2. प्रत्यर्थी / The Respondent.
3. The Pr. CIT concerned.
4. दिभ गीय प्रदिदनदि, आयकर अपीलीय अदिकरण, "ए" बेंच, पुणे / DR, ITAT, "A" Bench, Pune.
5. ग र्ड फ़ इल / Guard File.

//सत्य दपि प्रदि// True Copy// आिे श नुस र / BY ORDER, िररष्ठ दनजी सदचि / Sr. Private Secretary आयकर अपीलीय अदिकरण ,पुणे / ITAT, Pune