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 1, Cited by 0]

Income Tax Appellate Tribunal - Delhi

M/S Asha Ahuja, Hisar vs Ito, Hisar on 3 January, 2019

                IN THE INCOME TAX APPELLATE TRIBUNAL
                      DELHI BENCH: 'E', NEW DELHI

              BEFORE SMT. DIVA SINGH, JUDICIAL MEMBER
                                 AND
                SHRI R.K. PANDA, ACCOUNTANT MEMBER

                              ITA No.2223/Del/2016
                             Assessment Year: 2011-12

Smt. Asha Ahuja,                         Vs.   Income Tax Officer,
1613, Sector-13, Hisar                         Ward-1, Hisar
PAN :ACKPA6723G
           (Appellant)                                   (Respondent)


                Assessee by            Sh. Nippun Mittal, CA
                Department by          Ms. Rinku singh, Sr.DR

                                 Date of hearing                02.01.2019
                                 Date of pronouncement          03.01.2019


                                       ORDER


PER DIVA SINGH, J.M.:

The present appeal has been filed by the assessee assailing the correctness of the order dated 11.01.2016 of CIT(A), Hissar, pertaining to the AY: 2011-12, wherein an adjournment application has been moved seeking time on the grounds that the counsel is out of station.

2. Ms. Rinku Singh, Sr. DR., appearing for the Revenue objected to the grant of time stating that in the present appeal, no grounds have been filed by the assessee. Position was ascertained from both the sets available with the Bench wherein also copy of grounds was found to be missing. It was also brought to the notice of the proxy counsel that various defects pointed out by the Registry on 9th May, 2016 remained uncured wherein even the following defect has also not been cured till date:

"16. Form No. 36 alongwith grounds of appeals and verification is not filed in triplicate."
2 ITA No.2223/Del/2016

3. In these circumstances, the adjournment request was rejected as it appears that the assessee is not serious in pursuing the appeal filed as the appeal has been filed without the grounds. Despite issue of notices for removal of defect, no attempt has been made to cure the defect. Proxy counsel, Sh. Nippun Mittal, CA, could not make any submission on the said issue.

4. Considering the facts of the case and keeping in view the provisions of Rule 19(2) of the Income-tax (Appellate Tribunal) Rules, 1963 as were considered in the case of CIT vs. Multiplan India Ltd., (38 ITD 320)(Del), the assessee's appeal is liable to be dismissed.

7. Respectfully following the view taken in the case cited supra, we dismiss the appeal of the assessee. Before parting, we add that in case the assessee is serious in pursuing the appeal filed, then she would be at liberty to pray for a recall of this order by moving an appropriate petition and also by taking appropriate action to correct the defect pointed out by the Registry. The Co-ordinate Bench considering the petition, if so satisfied with the explanation and the actions of curing the defects, may recall this order.

8. In the result, the appeal of assessee is dismissed as defective.

Said order is pronounced in the open court on 3rd January, 2019.

             Sd/-                                         Sd/-
      (R.K. PANDA)                                 (DIVA SINGH)
   ACCOUNTANT MEMBER                             JUDICIAL MEMBER
Dated: 3rd January, 2019.
RK/-
Copy forwarded to:
1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR


                                                 Asst. Registrar, ITAT, New Delhi