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 3, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Webtech Infosystems Pvt. Ltd., New ... vs Assessee on 12 February, 2016

                IN THE INCOME TAX APPELLATE TRIBUNAL,
                       DELHI BENCH 'H' NEW DELHI

             BEFORE :      SHRI H.S. SIDHU, JUDICIAL MEMBER &
                            SHRI L.P. SAHU, ACCOUNTANT MEMBER

                           ITA No. 5278/Del./2010
                             Asstt. Year : 2006-07

Webtech Infosystems Pvt. Ltd.         vs.         Income-tax Officer,
D-110, 3rd Floor, Chaudhary Apts.                 Ward 18(2), New Delhi.
Shaheen Bagh, Jamia Nagar,
New Delhi.
[PAN: AAACW 4888 M]
(Appellant)                                       (Respondent)

      Appellant by                    :     None
      Respondent by                   :     Shri S.K. Jain, Sr. DR

      Date of hearing                 :     12.02.2016
      Date of pronouncement           :     12.02.2016

                                      ORDER
Per L.P. Sahu, Accountant Member:

This is an appeal by the assessee against the order dated 13.01.2014 of ld. CIT(A)-Faridabad for the assessment year 2009-10.

2. None is present on behalf of the assessee despite the date of hearing was informed in the open court to the assessee when the hearing fixed for 08.11.2015 was adjourned to 12.02.2016 on the application of ld. DR. No adjournment application has come on record. It, therefore, appears that the assessee is not interested to prosecute the matter.

3. The law aids those who are vigilant, not those who sleep upon their rights. This principle is embodied in well known dictum, "VIGILANTIBUS ET NON DORMIENTIBUS JURA SUB VENIUNT'. Considering the facts and keeping in view the provisions of rule 19(2) of the Income-tax Appellate Tribunal Rules as were 2 ITA No.5278/Del/2010 considered in the case of CIT vs. Multiplan India Ltd., (38 ITD 320)(Del), we treat this appeal as unadmitted.

4. Similar view has been taken by the Hon'ble Madhya Pradesh High Court in the case of Estate of Late Tukojirao Holkar vs. CWT (223 ITR 480) wherein it has been held as under:

"if the party, at whose instance the reference is made, fails to appear at the hearing, or fails in taking steps for preparation of the paper books so as to enable hearing of the reference, the court is not bound to answer the reference."

5. Similarly, Hon'ble Punjab & Haryana High Court in the case of New Diwan Oil Mills vs. CIT (2008) 296 ITR 495) returned the reference unanswered since the assessee remained absent and there was not any assistance from the assessee.

6. Their Lordships of Hon'ble Supreme Court in the case of CIT vs. B. Bhattachargee & Another (118 ITR 461 at page 477-478) held that the appeal does not mean, mere filing of the memo of appeal but effectively pursuing the same.

7. So by respectfully following the view taken in the cases cited supra, we dismiss this appeal for non-prosecution with liberty to assessee that he may move application to recall this order on satisfying the Tribunal with the sufficient cause which prevented him to appear on the date of hearing.

8. In the result, the appeal filed by the assessee is dismissed.

Order Pronounced in the Court on 12.02.2016.

                Sd/-                                                 Sd/-
         (H.S. SIDHU)                                           (L.P. SAHU)
        Judicial Member                                   Accountant Member

Dated : 12.02.2016