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 0]

Income Tax Appellate Tribunal - Ahmedabad

Jasubhai Narjibhai Desai, Idar vs The Ito, Ward-2, Himmatnagar on 18 January, 2023

             IN THE INCOME TAX APPELLATE TRIBUNAL
                    "SMC" BENCH, AHMEDABAD
        BEFORE MS. SUCHITRA KAMBLE, JUDICIAL MEMBER
                         I.T.A. No.11/Ahd/2022
                     (Assessment Year: 2016-17)
Jasubhai Narjibhai Desai             Vs. ITO
Shree J. M. Tanna High School,           Ward-2,
Kadiyadra, Idar, Gujarat-383440          Himmatnagar
[PAN No.AAMPP2178A]
             (Appellant)              ..         (Respondent)
       Appellant by :        Shri Pritesh Shah, A.R.
       Respondent by:        Shri Alpesh Parmar, Sr. D.R.
       Date of Hearing                       14.12.2022
       Date of Pronouncement                 18.01.2023
                                       ORDER

The appeal filed by the assessee is against the order passed by the Ld. CIT(Appeals), National Faceless Appeal Centre (in short "NFAC"), Delhi on 03.08.2021 for A.Y. 2016-17.

2. The grounds of appeal raised by the assessee are as under:

"1. The learned CIT(A) erred in law and on facts in rejecting the additional evidences submitted under Rule 46A of the Income Tax Rules, 1962, submitted during the course of appellate proceedings, such evidences are requested to be admitted.
2. The learned CIT(A) erred in law and on facts in confirming the addition of cash deposited to the bank amounting to Rs. 9,31,545/- made by the Assessing Officer, such addition is requested to be deleted.
Your appellant prays for leave to add, to alter and / or to amend the above ground before the final hearing of the appeal."

3. The assessee is an individual and derives income from salary as Principal in the High School. The return of income for A.Y. 2016-17 was filed on 21.07.2016 showing total income of Rs. 3,48,210/-. During the year under consideration, the Assessing Officer observed that the assessee deposited in cash of Rs. 15,96,000/- in his bank saving account of State Bank of India. The assessee failed to give satisfactory reply and therefore, ITA No. 11/Ahd/2022 Jasubhai Narjibhai Desai vs. ITO Asst.Year-2016-17 -2- show-cause notice was issued. The assessee thereafter replied the show- cause notice and submitted various agricultural bills. After taking into account the evidences the Assessing Officer made addition of Rs. 9,31,545/- as cash deposits.

4. Being aggrieved by the assessment order the assessee filed appeal before the CIT(A). The CIT(A) dismiss the appeal of the assessee.

5. The Ld. A.R. submitted that the assessee filed additional evidences before the CIT(A) which was rejected. The Ld. A.R. submitted that the assessee already supplied the source of cash deposits to bank which were the sale of agricultural products being sales vouchers of sale of agricultural products in cash. The Ld. A.R. submitted that the Assessing Officer at no point of time ask the assessee for further proof for affidavit in respect of those vouchers produce during the assessment proceedings related to agricultural products and sales thereof. The Ld. A.R. submitted that the CIT(A) should have take cognizance of the additional evidences.

6. The Ld. D.R. relied upon the order of the CIT(A) and the assessment order.

7. Heard both the parties and perused all the relevant material available on record. It is pertinent to note that the assessee was not given opportunity in respect of the vouchers produce relating to agricultural products. The additional evidences produce by the assessee before the CIT(A) was rejected only on the ground that sufficient opportunities were given during the course of assessment proceedings. But it appears that after producing ITA No. 11/Ahd/2022 Jasubhai Narjibhai Desai vs. ITO Asst.Year-2016-17 -3- evidences before the Assessing Officer the assessee was never granted opportunity of hearing. Therefore, it will be appropriate to admit the additional evidences and remand back the issue contested by the assessee to the file of the CIT(A). Needless to say, the assessee be given opportunity of hearing by following principles of natural justice.

8. In the result, the appeal of the assessee is partly allowed for statistical purpose.

This Order pronounced in Open Court on 18/01/2023 Sd/-

                                                                       (SUCHITRA KAMBLE)
                                                                        JUDICIAL MEMBER
Ahmedabad; Dated 18/01/2023
TANMAY, Sr. PS                            TRUE COPY
आदे श क    त ल प अ े षत/Copy of the Order forwarded to :
1.     अपीलाथ  / The Appellant
2.       यथ  / The Respondent.
3.     संबं धत आयकर आय 
                      ु त / Concerned CIT
4.     आयकर आयु त(अपील) / The CIT(A)-
5.      वभागीय    त न ध, आयकर अपील!य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad
6.     गाड' फाईल / Guard file.

                                                                                         आदे शानुसार/ BY ORDER,


                                                                           उप/सहायक पंजीकार (Dy./Asstt.Registrar)

आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad

1. Date of dictation 16.01.2023

2. Date on which the type draft is placed before the Dictating Member 16.01.2023

3. Other Member.....................

4. Date on which the approved draft comes to the Sr.P.S./P.S .01.2023

5. Date on which the fair order is placed before the Dictating Member for pronouncement .01.2023

6. Date on which the fair order comes back to the Sr.P.S./P.S 18.01.2023

7. Date on which the file goes to the Bench Clerk 18.01.2023

8. Date on which the file goes to the Head Clerk..........................................

9. The date on which the file goes to the Assistant Registrar for signature on the order..........................

10. Date of Despatch of the Order..........................................