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]

Income Tax Appellate Tribunal - Delhi

Rama Social Reforms Educational ... vs Ito (Exemption) Ward, Ghaziabad on 11 October, 2023

I.T.A. No. 2359/Del/2023 IN THE INCOME TAX APPELLATE TRIBUNAL [ DELHI BENCH "S.M.C." : DELHI ] BEFORE SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER आ.अ.सं/.I.T.A No. 2359/Del/2023 िनधारणवष /Assessment Year: 2016-17 Rama Social Reforms Income Tax Officer, Educational Society, बनाम 224, S. K. Road, Vs. (Exemption) Ward, Arya Nagar, Meerut, Uttar Pradesh - 250 002. Ghaziabad.

PAN No. AABTR0291B अपीलाथ / Appellant यथ / Respondent िनधा रतीक ओरसे /Assessee by : Shri V. Raja Kumar, Advocate;

 राज वक ओरसे / Department by                    Shri Om Parkash,
 :                                                  Sr. D. R.;


 सुनवाईक तारीख/ Date of hearing :                       05/10/2023
 उ ोषणाक तारीख/Pronouncement on                         11/10/2023
 :

                           आदेश / O R D E R

PER C. N. PRASAD, J. M. :

1. This appeal is filed by the assessee against the order of the ld. Commissioner of Income Tax (Appeals) [hereinafter referred 1 I.T.A. No. 2359/Del/2023 to CIT (Appeals)]/National Faceless Appeal Centre [NFAC] dated 23.06.2023 for assessment year 2016-17.

2. The ld. Counsel for the assessee, at the outset, submits that the appeal was disposed of by the ld. CIT (Appeals) without providing adequate opportunity of hearing. Ld. Counsel submits that assessee sought adjournment on various occasions for the reason that the Authorized Representative expired due to COVID-19 and the assessee applied for certain certified copies from the Assessing Officer and sought adjournment as the assessee was not in a position to represent its case without the copies of the document. However, the ld. CIT (Appeals) dismissed the appeal of the assessee without giving any opportunity.

3. The ld. DR has no serious objection in restoring the matter back to the ld. CIT (Appeals).

4. Heard both the sides and perusing the evidences furnished before me it is observed that the assessee requested the ld. CIT (Appeals) to adjourn the hearing as the authorized representative expired due to COVID-19. As such complete record for preparing and representing the appeal was not available with the assessee, the assessee had applied for copies of the documents from the Assessing Officer. The assessee could collect documents partially and still some of the documents remained to be collected. However, it seems that the appeal of the assessee was dismissed by the ld. CIT (Appeals) without giving any further time though the assessee sought for adjournment. Taking the totality of facts and circumstances into consideration I am of the view that this appeal 2 I.T.A. No. 2359/Del/2023 should go back to the file of the ld. CIT (Appeals) for deciding afresh after providing adequate opportunity of being heard to the assessee. Thus, the same is restored to the file of the ld. CIT (Appeals) for deciding the appeal afresh.

5. In the result, appeal of the assessee is allowed for statistical purpose.

Order pronounced in the open court on : 11/10/2023.

Sd/-

( C. N. PRASAD ) JUDICIAL MEMBER Dated : 11/10/2023.

*MEHTA* Copy forwarded to :-

1. Appellant;
2. Respondent;
3. CIT
4. CIT (Appeals)
5. DR: ITAT ASSISTANT REGISTRAR ITAT, New Delhi.
     Date of dictation                                                   05.10.2023
     Date on which the typed draft is placed before the dictating        06.10.2023
     member
     Date on which the typed draft is placed before the other            11.10.2023
     member
     Date on which the approved draft comes to the Sr. PS/ PS            11.10.2023

                                        3
                        I.T.A. No. 2359/Del/2023



Date on which the fair order is placed before the dictating     11.10.2023
member for pronouncement
Date on which the fair order comes back to the Sr. PS/ PS       11.10.2023
Date on which the final order is uploaded on the website 11.10.2023 of ITAT Date on which the file goes to the Bench Clerk 11.10.2023 Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the order 4