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 9, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Dcit, Circle-5(2), New Delhi vs Cmi Ltd., New Delhi on 14 January, 2026

                      1                                     M.A No. 281/Del/2023
                                                                 DCIT Vs. CMI Ltd.

                 IN THE INCOME TAX APPELLATE TRIBUNAL,
                      DELHI BENCH: 'B' NEW DELHI
          BEFORE SHRI M. BALAGANESH, ACCOUNTANT MEMBER
                                AND
            SHRI YOGESH KUMAR U.S., JUDICIAL MEMBER
       M. A NO. 281/Del/2023 (A.Y 2004-05 in ITA No.2639/Del/2019)
      DCI T                       vs CMI Ltd.
      Circle-5(2)                    C-483, Yajona Vihar, New
      New Delhi                      Delhi
      (APPELLANT)                    PAN-AAACC2156L
                                     (RESPONDENT)
                Applicant by        None
                Respondent by       Sh. Rajesh Kumar Dhanesta,
                                    Sr. DR

                Date of Hearing             09.01.2026
                Date of Pronouncement       14.01.2026

                                    ORDER
PER YOGESH KUMAR U.S., JUDICIAL MEMBER:

The above mentioned Miscellaneous Application is filed in respect of the order dated 12/10/2022 passed by the Tribunal in ITA 2639/Del/2019 pertaining to Assessment Years 2004-05.

2. None appeared for the Assessee. Considering the issue involved in the present Miscellaneous Application, we deem it fit to decide the Miscellaneous Application on hearing the Ld. Department's Representative and perused the material available on record.

3. There is a delay of 57 days in filing the present Miscellaneous Application by the Department with a prayer to rectify 'the error apparent from record in the order of the Tribunal'.

2 M.A No. 281/Del/2023

DCIT Vs. CMI Ltd.

4. The Hon'ble Supreme Court in the case of the Income Tax officer Ward 4(5) Vs. Infantry Security and Facilities in Special Leave Petition (Civil) Diary No. 42236/2025 vide Judgment dated 03/12/2024, dismissed the Appeal of the Department wherein the Revenue challenged the Judgment of Hon'ble High Court of Judicature at Bombay in writ petition 17175 of 2024 and connected matters, wherein Hon'ble High Court of Judicature at Bombay held as under:-

"7. It is next submitted that in any event, the locus to file Miscellaneous Application in terms of Section 254(2), was available provided such Miscellaneous Application was to be filed within a period of six months from the end of the month in which the order was passed by the Tribunal. It is submitted that the limitation of six months is prescribed and/or available by virtue of a statutory provision of sub-Section (2) of Section 254 of the IT Act. In the present case, clearly the Miscellaneous Applications were filed with a delay of 92 days. It is, therefore, the petitioner's submission that in terms of Section 254(2), the Miscellaneous Application was per se barred by limitation. It is submitted that this aspect is also not taken into consideration by the Tribunal. It is submitted that the impugned order passed by the Tribunal is contrary to the provisions of Section 254(2) hence the same would be required to be held invalid and illegal.
8. In support of such contentions, Ms. MadhaviTavanandi, learned counsel for the petitioner has placed reliance on the decision of this Court in the case of Commissioner of Income Tax (IT-4) vs. Income Tax Appellate Tribunal 2 , Deputy Commissioner of Income Tax vs. ANI Integrated Services Ltd 3 , as also the decision of the Constitution Bench of the Supreme Court in Beghar Foundation vs. Justice K. S. Puttaswamy .
9. On the other hand, learned counsel for the Revenue has supported the impugned order. He would fairly submit that now the parameters of the jurisdiction of the Tribunal under Section 254(2) of the IT Act are well settled, while not disputing the principles of law as held in the decision cited on behalf of the petitioner. He would also submit that the decision in the case of Checkmate Services Private Limited (Supra), was rendered subsequent to the decision of the Tribunal allowing the petitioner's appeal vide order dated 26 July 2022 and hence, such decision certainly was not available when the Tribunal disposed of the petitioner's appeal subject matter of the Miscellaneous Applications filed by the Revenue.
10. Having heard the learned counsel for the parties and having perused the record, we find that there is much substance in the contentions as urged on behalf of the petitioner. At the outset, we may observe that the jurisdiction of the Tribunal as invoked by the Revenue, was the jurisdiction as conferred on the Tribunal under Section 254(2) of the IT Act provides, which is in relation to the orders passed by the Tribunal. Section 254, is required to be noted, which reads thus:
3 M.A No. 281/Del/2023
DCIT Vs. CMI Ltd.
"254. Orders of Appellate Tribunal (1) The Appellate Tribunal may, after giving both the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit.

(1A) [***] (2) The Appellate Tribunal may, at any time within six months from the end of the month in which the order was passed, with a view to rectifying any mistake apparent from the record, amend any order passed by it under sub-section (1), and shall make such amendment if the mistake is brought to its notice by the assessee or the Assessing Officer:

Provided that an amendment which has the effect of enhancing an assessment or reducing a refund or otherwise increasing the liability of the assessee, shall not be made under this sub-section unless the Appellate Tribunal has given notice to the assessee of its intention to do so and has allowed the assessee a reasonable opportunity of being heard:
Provided further that any application filed by the assessee in this subsection on or after the 1st day of October, 1998, shall be accompanied by a fee of fifty rupees.
(2A) In every appeal, the Appellate Tribunal, where it is possible, may hear and decide such appeal within a period of four years from the end of the financial year in which such appeal is filed under sub-section (1) or sub-section (2) of section 253:
Provided that the Appellate Tribunal may, after considering the merits of the application made by the assessee, pass an order of stay in any proceedings relating to an appeal filed under sub-section (1) of section 253, for a period not exceeding one hundred and eighty days from the date of such order subject to the condition that the assessee deposits not less than twenty per cent of the amount of tax, interest, fee, penalty, or any other sum payable under the provisions of this Act, or furnishes security of equal amount in respect thereof and the Appellate Tribunal shall dispose of the appeal within the said period of stay specified in that order:
Provided further that no extension of stay shall be granted by the Appellate Tribunal, where such appeal is not so disposed of within the said period of stay as specified in the order of stay, unless the assessee makes an application and has complied with the condition referred to in the first proviso and the Appellate Tribunal is satisfied that the delay in disposing of the appeal is not attributable to the assessee, so however, that the aggregate of the period of stay originally allowed and the period of stay so extended shall not exceed three hundred and sixty-five days and the Appellate Tribunal shall dispose of the appeal within the period or periods of stay so extended or allowed:
Provided also that if such appeal is not so disposed of within the period allowed under the first proviso or the period or periods extended or allowed under the second proviso, which shall not, in any case, exceed three hundred and sixty-five days, the order of stay shall stand vacated after the expiry of such period or periods, even if the delay in disposing of the appeal is not attributable to the assessee.
4 M.A No. 281/Del/2023
DCIT Vs. CMI Ltd.
(2B) The cost of any appeal to the Appellate Tribunal shall be at the discretion of that Tribunal.
(3) The Appellate Tribunal shall send a copy of any orders passed under this section to the assessee and to the Principal Commissioner or Commissioner. (4) Save as provided in section 256 or section 260A, orders passed by the Appellate Tribunal on appeal shall be final."

(emphasis supplied)

11. A perusal of Sub-section (2) of Section 254 of the IT Act, clearly indicates that the Tribunal at any time within six months from the end of month in which the order was passed by the Tribunal, with a view to rectify any "mistake apparent from the record", amend any order passed by under sub Section (1) and shall make such amendment, if the mistake is brought to the notice by the assessee or the assessing officer by following the procedure as set out in the said provision. What is significant is that such jurisdiction on the Tribunal is conferred with a view to "rectify any mistake apparent from the record" and accordingly amend any order, that too on the applicant satisfying the conditions, that such mistake is brought to the notice of the Tribunal by the assessee or the assessing officer "within six months" from the end of the month, when the order was passed."

5. In view of above fact that the present M.A has been filed beyond the period of limitation, as the Tribunal has no power to condone the delay in filing the Miscellaneous application u/s 254 (2) of the Act, by following the ratio laid down by the Hon'ble High Court of Judicature at Bombay in the case of Income Tax officer Ward 4(5) Vs. Infantry Security and Facilities, (supra), the present Miscellaneous Application filed by the Revenue is dismissed on delay in latches.


Order pronounced in the open court on 14/01/2026

Sd/-                                                            Sd/-
 (M. BALAGANESH)                                           (YOGESH KUMAR U.S.)
 ACCOUNTANT MEMBER                                          JUDICIAL MEMBER
Dated:    14/01/2026
R.N, Sr. PS
Copy forwarded to:

1.       Appellant
2.       Respondent
3.       CIT
4.       CIT(A)
5.       DR
 5            M.A No. 281/Del/2023
                  DCIT Vs. CMI Ltd.

    Asst. Registrar, ITAT,
           New Delhi