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 5, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Manju Anand Legal Hier Of Ms. Lalitha ... vs Income-Tax Officer, Bangalore on 10 December, 2025

            IN THE INCOME TAX APPELLATE TRIBUNAL
                     'B'BENCH: BANGALORE

    BEFORE SHRI PRASHANT MAHARISHI, VICE - PRESIDENT
                          AND
        SHRI SOUNDARARAJAN K., JUDICIAL MEMBER

                     ITA No. 1075/Bang/2025
                     Assessment Year:2015-16

    Ms. Manju Anand,
    Legal heir of
    Ms. Lalitha Narayanan,                The Income Tax Officer,
    Flat No. B 102, Anand Valmark,        Ward 4(3)(1),
                                      Vs.
    Kammanahalli Main Road,               Bangalore
    Begur Hubli, Bangalore - 560076
    PAN: ACPPN8767N
             APPELLANT                          RESPONDENT


    Assessee by           : Shri Sandeep Chalapathy, CA

    Revenue by            : Shri Subramanian S, JCIT DR


       Date of Hearing                      : 18-09-2025
       Date of Pronouncement                : 10-12-2025

                                ORDER

PER PRASHANT MAHARISHI, VICE - PRESIDENT

1. ITA No. 1075/Bang/2025 is filed by Ms. Manju Anand being legal heir of late Ms. Lalitha Narayanan for the assessment year 2015-16 against the appellate order of the Ld. CIT (A) appeal passed by the National Faceless Appeal Centre, Delhi for assessment year 2015-16 on 07.02.2025 wherein the appeal filed by the Assessee against the Assessment Order dated 30.03.2024 passed u/s. 147 and the 144 of the Income Tax Act by the Income Tax Officer, Ward 4(3)(1), Bangalore on late Ms. Lalitha Narayanan was set aside and case was referred back to the Assessing Officer for making a fresh assessment.

ITA No. 1075/Bang/2025 Page 2 of 5

2. The Assessee is aggrieved and is in appeal before us.

3. The Appeal is delayed by 8 days. The order of Ld. CIT(A) passed on 07.02.2025 and the appeal was filed on 08.05.2025 causing a delay of 8 days. It was claimed by the Assessee that she was travelling out of country from 17.04.2025 to 28.04.2025 and thereafter fell sick which has caused delay of 8 days in filing of the Appeal. The Ld. Authorized Representative also reiterated the same. The Ld. DR stated that the reason is not sufficient.

4. We have carefully considered the rival contentions and find that delay of 8 days is nominal and for sufficient cause and therefore same is condoned and appeal is admitted.

5. The Ld. Authorized Representative submits that the Ld. CIT(A) in paragraph no. 4 has stated that notice u/s. 250 of the Act was issued to the Assessee on 29.01.2025, however, the Assessee has not filed any information. Further, the Ld. CIT(A) noted that, that the Assessment challenged in the Appeal is in order, passed u/s. 144 of the Act and therefore restored the issue back to the file of the Ld. Assessment Officer. The Ld. Authorized Representative submitted that, that Assessee has submitted complete details before the Ld. CIT(A) on 07.02.2025. However, the Ld. CIT(A) has wrongly stated that Assessee has not furnished any details. It was further submitted that it has not been considered by the CIT(A). The Faceless Appeal Centre has indicated that no records are pending and therefore the Grievances of the Assessee was closed. He submitted that Assessee has submitted the written submission, a detailed paper book, additional grounds and several annexures. He submits that 121 documents were filed before the Ld. CIT(A) which were not considered before deciding the appeal of the Assessee.He also submits that assessment order is passed in the ITA No. 1075/Bang/2025 Page 3 of 5 name of dead person which was intimated to the ld. AO and recorded in the assessment order itself, so the assessment order is invalid.

6. The Ld. DR submitted that the findings of the Ld. CIT(A) are clear and has restored the issue back to the file of the Ld. AO and therefore no grievance is caused.

7. We have carefully considered the rival contentions and perused the orders of the Ld. lower authorities. The facts showthat that the Assessee has made a financial transaction on sale of an immovable property amounting to Rs. 1,02,50,000/- and did not file the return of income. Therefore, for assessment year 2015-16, the notice u/s. 148 of the Income Tax Act was issued on 07.04.2022 through post and also by E-mail. Thereafter, proceedings 148A continued but did not file any return of income. Subsequently, the case was transferred to NFAC which was once again returned back to the Jurisdictional Officer and subsequently notice was issued u/s. 142(1) of the Act. The Assessee replied with a vide letter dated 04.02.2024. Assessee submitted the details of the property sold by submitting the sale deed etc. and consequently amount invested in new house property. The Assessing Officer was intimated that on 15.01.2015, the Assessee,late Smt. Lalitha Narayanan has passed away, and Smt. Manju Anand is the legal heir of the Assessee. On verification of the documents, the Ld. Assessing Officer determining the long term capital gain on sale consideration of the property at Rs. 1,02,50,000/- representing the cost of acquisition of Rs. 12,00,000/- and determining the long term capital gains of Rs. 90,50,000/-. The amount of Rs. 99,640/- was made about the income from other sources and a sum of Rs. 6,87,265/- was the premium payment of the Life Insurance Corporation. Accordingly, the total assessed income was determined at Rs. 98,36,905/- in the name of late Smt. Lalitha Narayanan. Thus, the Assessment Order was passed in the name of dead person.

ITA No. 1075/Bang/2025 Page 4 of 5

8. The CIT(A) disposed of the Appeal of the Assessee by restoring the issue back to the file of the Ld. Assessing Officer passing an Appellate Order also in the name of a dead person.

9. Both the lower authorities are aware that Smt. Lalitha Narayanan has passed away which is recorded by the Ld. Assessing Officer in his Assessment Order and therefore the fact clearly shows that, that Assessment Order as well as the Appellate Order has been passed in the name of a dead person, Smt. Lalitha Narayanan. Assessment Order in the name of dead person cannot be sustained. Honourable Delhi High court in 2022 SCC Online Del 3899in Vikram Bhatnagar as Legal Representative Acting for and on Behalf of Legal Heirs of Late Sh. Virendra Kumar Bhatnagar (Deceased) ... Petitioner;VersusAssistant Commissioner of Income Tax ... Respondent has held that assessment order passed in the name of a dead person is a nullity.

10. Accordingly, the Appellate Order and the Reassessing Order both deserve to be qualified. Accordingly, same are quashed.

11. In the result, the appeal filed by the Assessee is allowed as indicated above.

Order pronounced in the open court on 10th December 2025.

              Sd/-                                  Sd/-
      (SOUNDARARAJAN K.)                   (PRASHANT MAHARISHI)
       JUDICIAL MEMBER                         VICE-PRESIDENT

 Bangalore,
 Dated, the 10th December 2025.

 *TNTS*
                                           ITA No. 1075/Bang/2025
                         Page 5 of 5

Copy to:

  1. Appellant   2. Respondent
  3. CIT         4. DR, ITAT, Bangalore
  5. CIT(A)
                                                By order


                                            Assistant Registrar,
                                              ITAT, Bangalore