Income Tax Appellate Tribunal - Pune
Virendra Vijaysingh Pardeshi,Nashik vs Income Tax Office Ward 2(1) Nashik, ... on 5 January, 2026
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "B", PUNE
BEFORE SHRI MANISH BORAD, ACCOUNTANT MEMBER
AND
SHRI VINAY BHAMORE, JUDICIAL MEMBER
आयकर अपील सं. / ITA No.2620/PUN/2025
िनधारण वष / Assessment Year : 2020-21
Virendra Vijaysingh Vs. ITO, Ward-2(1), Nashik.
Pardeshi,
Row House No.10,
Swapnpurti Cooperative
Housing Society, Kalptaru
Nagar, Nashik- 422006.
PAN : ANHPP9809L
Appellant Respondent
Assessee by : Shri Rakesh Pardeshi
Revenue by : Shri Ganesh B. Budruk
Date of hearing : 18.12.2025
Date of pronouncement : 05.01.2026
आदेश / ORDER
PER VINAY BHAMORE, JM:
This appeal filed by the assessee is directed against the order dated 11.09.2025 passed by Ld. CIT(A)/NFAC for the assessment year 2020-21.
2. The appellant has raised the following grounds of appeal :-
"1. The learned CIT-Appeals erred in upholding the addition of Rs.2500000 made by the Assessing Officer u/s 69A of the Income-tax Act, 1961, merely for non-appearance relying solely on procedural default and ignoring that appellate proceedings are continuation of assessment and must be decided on merits based on record and written submissions already filed.2 ITA No.2620/PUN/2025
2. The learned CIT-Appeals failed to appreciate that the addition of ₹25,00,000 u/s 69A is based solely on unverified Excel sheet and statement of a third party without corroboration. The addition is unsustainable in law as the Department failed to prove the Appellant's actual possession or discovery of the alleged unexplained money.
3. On the facts and in the circumstances of the case and in law Principles of natural justice were violated as cross-examination of Shri Malpani was denied despite specific requests.
4. The learned CIT-Appeals erred in ignoring the legally impermissible dual treatment of the same transaction: first, as unexplained income u/s 69A, and simultaneously initiating penalty proceedings by treating it as a loan for the purposes of Sections 269SS/269T (penalty u/s 271D/271E) facts and circumstances of the case.
5. The learned CIT-Appeals failed to address the significant fact that the Department itself had not made any income addition (u/s 68 or 69A) in A.Y, 2017-18 based on the same seized materials, instead treating the alleged receipt as a cash loan (proposing penalty u/s 271D) The present addition of repayment as "unexplained money" is therefore contradictory and inconsistent with the Department's own earlier stand.
6. The learned CIT-Appeals failed to appreciate that the Department never discharged its initial burden of proof to establish the existence of the alleged transaction with credible, independent evidence, relying only on self-serving, untested third-party material.
7. The order passed by the CIT(A), NFAC dated 11.09.2025 is bad in law and void ab initio as it has been passed ex parte without adjudicating on merits despite detailed grounds and statement of facts on record, violating section 250(6) of the Act which mandates a speaking order on each ground of appeal Your appellant prays for deletion of entire addition. Your appellant craves for to add, alter amend, modify, delete any or all grounds of appeal before or during the course of hearing in the interest of natural justice."
3. Facts of the case, in brief, are that the assessee is an individual and has furnished return of income u/s 139(4) of the IT Act on 31.03.2021 declaring total income of Rs.30,89,600/-. On the basis 3 ITA No.2620/PUN/2025 of information that the assessee has repaid cash loan of Rs.25 lakhs to one Yogesh M. Malpani the case of the assessee was reopened and notice u/s 148 was issued to the assessee after following due procedure. The assessee in response to above notice furnished return of income disclosing same income of Rs.30,89,600/- which was disclosed by him in the original return of income. Subsequently, notices u/s 143(2) and 142(1) and show cause notice respectively were issued to the assessee. Not being completely satisfied with the reply of the assessee, the Assessing Officer completed the assessment proceedings u/s 147 r.w.s. 144 of the IT Act and vide order dated 25.03.2025 determined income at Rs.55,89,600/- as against the income returned by the assessee at Rs.30,89,600/-. The above assessed income includes addition on account of on money payment of Rs.25,00,000/- u/s 69A of the IT Act.
4. Being aggrieved with the above assessment order, the assessee preferred an appeal before Ld. CIT(A)/NFAC. Since the assessee remained absent, Ld. CIT(A)/NFAC dismissed the appeal filed by the assessee.
5. It is the above order against which the assessee is in appeal before the Tribunal.
4ITA No.2620/PUN/2025
6. We have heard Ld. counsels from both the sides and perused the material available on record. In this regard, we find that Ld. CIT(A)/NFAC dismissed the appeal for want of prosecution. We further find that Ld. CIT(A)/NFAC has issued last three notices of hearing to the assessee in a time period of 21 days which cannot be said to be reasonable opportunity of hearing. We also find that the assessee sought adjournment on two occasions which proves that the assessee was responding to the notices issued by Ld. CIT(A)/NFAC, however due to issue of back-to-back three notices of hearing in a short span of 21 days the assessee could not furnish any reply.
7. Considering the totality of the facts of the case and in the interest of justice & without going into merits of the case, we deem it fit to set-aside the ex-parte order passed by Ld. CIT(A)/NFAC and remand the matter back to him with a direction to decide the appeal afresh & as per fact and law on all the grounds raised before him after providing reasonable opportunity of hearing to the assessee. The assessee is also hereby directed to respond to the notices issued by Ld. CIT(A)/NFAC in this regard and to produce relevant submissions, documents and evidences in support of grounds of appeal without taking any adjournment under any 5 ITA No.2620/PUN/2025 pretext, otherwise Ld. CIT(A)/NFAC shall be at liberty to pass appropriate orders as per law. Thus, the ground no.7 raised by the assessee is allowed for statistical purposes. Since the matter has been remanded back to the file of Ld. CIT(A)/NFAC for deciding the appeal afresh & as per fact and law, the other grounds becomes infructuous, hence not adjudicated.
8. In the result, the appeal filed by the assessee is allowed for statistical purposes.
Order pronounced on this 05th day of January, 2026.
Sd/- Sd/- (MANISH BORAD) (VINAY BHAMORE) ACCOUNTANT MEMBER JUDICIAL MEMBER
पुणे / Pune; दनांक / Dated : 05th January, 2026. Sujeet आदेश क ितिलिप अ ेिषत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The Pr.CIT concerned.
4. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "B" बच, पुणे / DR, ITAT, "B" Bench, Pune.
5. गाड फ़ाइल / Guard File.
आदेशानुसार / BY ORDER, // True Copy // Assistant Registrar आयकर अपीलीय अिधकरण, पुणे / ITAT, Pune.