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 4, Cited by 0]

Income Tax Appellate Tribunal - Patna

Amresh Kumar,Samastipur vs Ito Ward-3(3), Samastipur on 25 March, 2026

               IN THE INCOME TAX APPELLATE TRIBUNAL
                    "SMC" BENCH, PATNA
              (VIRTUAL HEARING AT KOLKATA)

          SHRI LAXMI PRASAD SAHU, ACCOUNTANT MEMBER
             SHRI SONJOY SARMA, JUDICIAL MEMBER

                           ITA No. 35/PAT/2026
                      Assessment Year : 2023-2024

    Amresh Kumar,                          Vs. ITO,    Ward       3(3),
    Moolchand Road, Samastipur,                Samastipur
    Bihar - 848101
    [PAN: AYIPK9387N]

              APPELLANT                              RESPONDENT

    Assessee by        :       Sh. A.K. Rastogi, Sr. Adv.
    Revenue by         :       Sh. Manab Adak, JCIT

            Date of hearing                  : 23.03.2026
            Date of Pronouncement            : 25.03.2026


                                    ORDER

Per Laxmi Prasad Sahu, Accountant Member

This is an appeal filed by the assessee against the order passed u/s 250 of the Income Tax Act, 1961 (hereinafter referred to as "the Act") by the Ld. Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi [hereinafter referred to as "the Ld. CIT(A)] dated 25.11.2025, DIN & order No. ITBA/NFAC/S/250/2025- 26/1082988783(1) challenging the exparte order passed by the Ld. CIT(A).

2

ITA No. 35/PAT/2026

Amresh Kumar

2. Briefly stated the facts of the case are that the assessee filed return of income on 31.07.2023 declaring total income of ₹ 8,69,500/-. The case was selected for scrutiny under CASS and other statutory notices were issued to the assessee. The assessee furnished reply which was considered by the Assessing Officer. After considering the entire submission, the Assessing Officer made addition under Section 68 of the Act at ₹ 32,00,000/- holding that the assessee failed to prove the creditworthiness of parties and genuineness of transaction in respect of unexplained loan to the tune of ₹ 32,00,000/- and made addition under Section 68 of the Act and income was assessed at ₹ 40,69,500/- and completed the assessment on 10.03.2025 under Section 143(3) read with section 144B of the Act.

3. Aggrieved from the above order, the assessee filed appeal before the Ld. CIT(A). The Ld. CIT(A) sent notice email provided by the assessee in Form No. 35 but all notices were remained uncomplied. Accordingly, he confirmed the order of Assessing Officer and dismissed the appeal of the assessee.

4. Aggrieved from the above order, the assessee filed appeal before the ITAT.

5. The Ld. Counsel submitted that during the course of first appellate proceedings, the notices sent on the email provided could not be seen 3 ITA No. 35/PAT/2026 Amresh Kumar and submitted that either it may be settled in the spam folder or deleted. The intention of the assessee was not to disregard the notices issued by the Ld. CIT(A) and he undertook and submitted that one more chance may be granted to the assessee and submitted that email given in Form No. 36 is correct email ID and submitted that if the notices are sent in these two emails, the assessee will respond.

6. On the other hand, the Ld. DR has not serious objection.

7. Considering the rival submissions and perusing the entire material available on record and the orders of authorities below. I noted that during the course of assessment proceedings, the assessee failed to satisfy the necessary ingredients of section 68 of the Act, therefore, the Assessing Officer made addition and during the first appellate proceedings, the notices sent by the Ld. CIT(A) on the email provided by the assessee, the assessee did not respond any of the notices. Considering the interests of justice and facts of the case, I am directing to the Ld. CIT(A) to send notice on the email address given in Form No. 36 is [email protected]/ [email protected] and decide the issue as per law after giving reasonable opportunity of being heard to the assessee. The assessee is directed to substantiate his case with cogent documents in support of his claim and frequently has to check the email ID noted (supra) and not seek unnecessary 4 ITA No. 35/PAT/2026 Amresh Kumar adjournments for early disposal of the case. In case of failure, no second leniency shall be granted to the assessee.

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

Order pronounced on 25.03.2026.

            Sd/-                                       Sd/-
      (Sonjoy Sarma)                            (Laxmi Prasad Sahu)
     Judicial Member                            Accountant Member
Dated: 25.03.2026
AK, Sr. P.S.

Copy of the order forwarded to:
1. Appellant
2. Respondent
3. Pr. CIT
4. CIT(A)
5. CIT(DR)


        //True copy//
                                                           By order


                              Assistant Registrar, Kolkata Benches