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]

Delhi High Court - Orders

Pr. Commissioner Of Income Tax ... vs Ashok Minda on 16 July, 2024

Author: Yashwant Varma

Bench: Yashwant Varma

                             $~91 & 94
                             *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                             +    ITA 357/2024
                                  PR. COMMISSIONER OF INCOME TAX
                                  (CENTRAL)-2                         .....Appellant
                                               Through: Mr. Sanjay Kumar, Ms.Esha,
                                                         Advs.
                                               versus

                                       ASHOK MINDA                                                                   .....Respondent
                                                                            Through:                 Appearance not given
                             94
                             +         ITA 360/2024
                                       PR. COMMISSIONER OF INCOME TAX
                                       (CENTRAL)-2                         .....Appellant
                                                    Through: Mr. Sanjay Kumar, Ms.Esha,
                                                              Advs.
                                                    versus

                                       ASHOK MINDA                                                                   .....Respondent
                                                                            Through:                 Appearance not given
                                       CORAM:
                                       HON'BLE MR. JUSTICE YASHWANT VARMA
                                       HON'BLE MR. JUSTICE RAVINDER DUDEJA
                                                    ORDER

% 16.07.2024 CM APPL. 39615/2024 (Exemption) in ITA 360/2024 Allowed, subject to all just exceptions. This application stands disposed of.

ITA 357/2024 & ITA 360/2024

1. We take note of the undisputed position that these appeals raise questions identical to those which form subject matter of our consideration in ITA 277/2024.

2. These appeals shall, consequently, stand admitted on the following questions of law: -

A. Whether on the facts and circumstances of the case This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 19/07/2024 at 23:33:02 and in law, the Income Tax Appellate Tribunal ['Tribunal'] is correct in quashing the assessment order by accepting the assessee's additional grounds that the assessment order was passed manually without Document Identification Number ['DIN'] and that the same amounts to invalidity, ignoring the fact that the Assessing Officer [‗AO'] had obtained approval of the Chief Commissioner of Income Tax [‗CCIT'] (Central), New Delhi for passing of manual orders?
B. Whether on the facts and circumstances of the case and in law, the Tribunal is correct in ignoring the fact that as per the Circular No. 19/2019 dated 14 August 2019, the assessment order was uploaded on the Income Tax Business Application [‗ITBA'] on 30 December 2019 within 15 working days and DIN was duly generated?

3. List along with ITA 277/2024 to be called on 31.08.2024 i.e. the date fixed.

YASHWANT VARMA, J.

RAVINDER DUDEJA, J.

JULY 16, 2024/neha This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 19/07/2024 at 23:33:02