Income Tax Appellate Tribunal - Delhi
Dcit, New Delhi vs M/S. Neostyle Interiors (P) Ltd., New ... on 10 December, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCHES "D" : DELHI
BEFORE SHRI BHAVNESH SAINI, J.M. AND SHRI O.P. KANT, A.M.
ITA.No.5171/Del./2015
Assessment Year 2006-2007
M/s. Neo Style Interiors (P)
The DCIT, Circle-18(1),
Ltd., 39, Panchkuian Road
Room No.212, C.R. vs.
(Back Portion), New Delhi
Building, I.P. Estate,
PIN - 110 001.
New Delhi.
PAN AABCN8922E
(Appellant) (Respondent)
For Revenue : Smt. Naina Soin Kapil, Sr. D.R.
For Assessee : -None-
Date of Hearing : 10.12.2018
Date of Pronouncement : 10.12.2018
ORDER
PER BHAVNESH SAINI, J.M.
This appeal by Revenue has been directed against the Order of the Ld. CIT(A)-6, Delhi, Dated 20.05.2015, for the A.Y. 2006-2007, challenging the quashing of the re- assessment order under sections 147/148 of the I.T. Act, 1961.
2. The A.O. in this case passed the assessment order Dated 30.01.2014 under section 143(3)/147 of the I.T. 2 ITA.No.2375/Del./2015 Sidhant Housing & Development Company, New Delhi.
Act and computed the income of assessee at (-) Rs.40,83,722/-. The assessee filed return of income at loss of (-) Rs.43,00,820/-. The A.O. made addition on account of disallowance of depreciation in a sum of Rs.Rs.2,17,098/-. Thus, admittedly, the tax effect in the Departmental Appeal is below Rs.20 lakhs. Vide Circular No. 3 of 2018 dated 11.07.2018 issued by CBDT under section 268A of the I.T. Act, it has been directed that Department shall not file appeal before the Tribunal in case where the tax effect does not exceed the monetary limit of Rs.20 lakhs. It is also directed that this instruction will apply retrospectively to the pending appeals and appeals to be filed henceforth in the Tribunal. Pending appeals below the specified tax effect may be withdrawn/not pressed. We may also note that the Appeal of the Department above would not fall within the exceptions provided in the Board Circular. In the result, the Departmental Appeal is not maintainable as have been filed against the instruction of the Board. The Departmental Appeal is dismissed.
3. In the result, appeal of the Revenue is dismissed. 3
ITA.No.2375/Del./2015 Sidhant Housing & Development Company, New Delhi.
Order pronounced in the open Court.
Sd/- Sd/- (OP KANT) (BHAVNESH SAINI) ACCOUNTANT MEMBER JUDICIAL MEMBER
Delhi, Dated 10th December, 2018 VBP/-
Copy to
1. The appellant
2. The respondent
3. CIT(A) concerned
4. CIT concerned
5. D.R. ITAT 'D' Bench, Delhi
6. Guard File.
// BY Order // Assistant Registrar : ITAT Delhi Benches :
Delhi.