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 0, Cited by 2]

Income Tax Appellate Tribunal - Jaipur

Narendra Kumar Chaturvedi, Hindaun ... vs Ito, Sawai Madhopur on 29 March, 2019

                 vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
   IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR

     Jh jes'k lh- 'kekZ] ys[kk lnL; ,oa h Jh fot; iky jkWo] U;kf;d lnL; ds le{k
      BEFORE: SHRI RAMESH C. SHARMA, AM & SHRI VIJAY PAL RAO, JM

                                    S.A. No. 15/JP/2019
              (Arising in vk;dj vihy la-@ITA No. 170/JP/2015)
                     fu/kZkj.k o"kZ@Assessment Year : 2006-07.

Shri Narendra Kumar Chaturvedi        cuke The Income Tax Officer,
Prop. Vishu Motors,                   Vs.   Sawai Madhopur.
Hindaun City.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. ABSPC 5327 P
vihykFkhZ@Appellant                         izR;FkhZ@Respondent


      fu/kZkfjrh dh vksj ls@Assessee by : Shri S.L. Poddar (Advocate)
      jktLo dh vksj ls@ Revenue by : Shri Varinder Mehta (CIT)
                lquokbZ dh rkjh[k@ Date of Hearing : 29.03.2019.
      ?kks"k.kk dh rkjh[k@ Date of Pronouncement : 29/03/2019.

                                  vkns'k@ ORDER
PER VIJAY PAL RAO, J.M.

By way of this application, the assessee is seeking stay against the outstanding demand of Rs. 37,52,213/-. The ld. A/R of the assessee submitted that the AO has made the addition of Rs. 34.23 lacs on account of excess stock based on the stock statement furnished by the assessee to the bank for obtaining overdraft facility. Therefore, the assessee is having a good prima facie case on merits on this issue. The AO also made a trading addition of Rs. 38.99 lacs by enhancing the turnover and applying G.P. rate 13.50% as against declared GP of the assessee at 2 SA No. 15/JP/2019 Shri Narendra Kumar Chaturvedi, Hindaun City.

4.13%. There are other disallowances on account of advances received from customers against sale of tractors of Rs. 12.15 lacs and disallowance of sundry expenses of Rs. 50,210/-. The ld. A/R has further submitted that the assessee's financial condition is very bad and facing hardship to make the payment of the demand. Further, the department has already initiated the criminal proceedings against the assessee. Thus in the facts and circumstances of the case when the assessee has already paid Rs. 1.50 lacs out of the total demand of Rs. 39 lacs and odd amount, the balance demand may be stayed till the disposal of the appeal.

2. On the other hand, the ld. D/R has vehemently opposed to the stay of demand and submitted that the appeal of the assessee is pending since the year 2015 and once it was dismissed by this Tribunal vide order dated 24th March, 2017 for want of prosecution. Subsequently, the appeal of the assessee was restored on the application filed by the assessee, therefore, the delay in disposal of the appeal is attributable to the assessee.

3. We have considered the rival submissions as well as the relevant material on record. At the outset, we note that the appeal of the assessee is pending since February, 2015. On the earlier occasion, the Tribunal dismissed the appeal of the assessee vide order dated 24th March, 2017 when the assessee was found to be not interested in pursuing the appeal. We further note that the delay in hearing and disposal of the appeal is entirely attributable to the assessee, therefore, we decline to grant any stay against the outstanding demand. However, in the interest of justice, an early hearing is granted to the assessee on 04.04.2019. The Registry is directed to list the appeal of the assessee for hearing on 04.04.2019 and earlier date fixed for hearing of the appeal on 1st May, 2019 shall stand cancelled. The AO is 3 SA No. 15/JP/2019 Shri Narendra Kumar Chaturvedi, Hindaun City.

directed not to take any coercive action for recovery of the outstanding demand till the next date of hearing.

4. In the result, stay application is dismissed and early hearing is granted.

Order pronounced in the open court on 29/03/2019.

                        Sd/-                                       Sd/-
             ¼ jes'k lh- 'kekZ] ½                           ¼ fot; iky jkWo ½
        ( RAMESH C. SHARMA )                               ( VIJAY PAL RAO )
ys[kk lnL;@Accountant Member                        U;kf;d lnL;@Judicial Member

Tk;iqj@Jaipur
fnukad@Dated:-        29/03/2019.
das/

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant-Shri Narendra Kumar Chaturvedi, Hindaun City.
2. izR;FkhZZ@ The Respondent-The ITO Sawai Madhopur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File {SA No. 15/JP/2019} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar 4 SA No. 15/JP/2019 Shri Narendra Kumar Chaturvedi, Hindaun City.