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 1]

Income Tax Appellate Tribunal - Delhi

Devendra Kumar Gangal, Noida vs Dcit, Central Circle , Noida on 29 March, 2022

           IN THE INCOME TAX APPELLATE TRIBUNAL
                 DELHI BENCH 'B': NEW DELHI
                  (Through Video Conferencing)

                    BEFORE,
 SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER
                       AND
  SHRI ANADEE NATH MISSHRA, ACCOUNTANT MEMBER
                         ITA No.859/Del/2018
                      (ASSESSMENT YEAR 2013-14)
         Devendra Kumar              Dy. CIT,
         Gangal,                     Central Circle,
         A-4, Duplex-1,              Noida-UP.
         Rajat Vihar, Sector-62, Vs.
         Noida-201 309.
         PAN-ACDPG 4194Q
         (Appellant)                                      (Respondent)

           Appellant By  None
           Respondent by Sh. Bhagwati Charan, Sr. DR

                                  ORDER
PER ANADEE NATH MISSHRA, AM:

(A) This appeal by Assessee is filed against the order of Learned Commissioner of Income Tax (Appeals)-IV, Kanpur, [Ld. CIT(A)", for short], dated 16.11.2017 for Assessment Year 2013-14. Grounds taken in this appeal of Assessee are as under:

"1. The learned CIT(A) has erred on facts and in law in upholding the impugned order of the learned assessing officer which is contrary to law, devoid of jurisdiction, passed without application of mind and without complying with the procedure and rules, is against equity and justice and facts of the assessee and material on record.
Page 1 of 4 ITA No.859/Del/2018
Devendra Kumar Gangal vs. DCIT
2. The appellant denies his liability to tax as upheld by the learned CIT(A) and determined and computed by the learned assessing officer and the manner in which it has been so determined or computed.
3. The learned CIT(Appeals) has erred in law and on facts in sustaining the impugned additions of Rs.5,00,000/- us 68 regarding unsecured loan.
4. The learned CIT(Appeals) has erred in law and on facts in sustaining the initiating penalty proceedings u/s 271(1)(c) of the Income Tax Act, 1961.
5. The learned CIT(Appeals) has erred in law and on facts in sustaining the charging of interest u/s 234B, 234C & 234D of the Act."

PRAYER

6. The appellant craves leave and sanction of the Hon'ble ITAT to file additional evidence, if so required for proper prosecution of the case, based on facts and circumstances, which has not been or could not be educed or filed before lower authorities either because proper and sufficient opportunity was not provided or because it was not solicited or its need was not appreciated.

7. The appellant craves leave to and permission of the Hon'ble ITAT to add to or alter any of the grounds of appeal at any time up to the final decision of the appeal.

8. The order of the AO as upheld by the learned CIT(A) be declared as null and void ab-initio, additions made by AO and upheld by Ld. CIT(A) be deleted, and the income returned be accepted as true as per law; or such other order as Your Honours may deem fit under the circumstances of the case be passed."

(B) At the time of hearing, no one was present on behalf of the assessee. However, through a written communication vide letter dated 14th March, 2022, filed in Income Tax Appellate Tribunal from Page 2 of 4 ITA No.859/Del/2018 Devendra Kumar Gangal vs. DCIT the assessee's side, it has been intimated that the assessee has opted to settle the aforementioned appeal under Vivad se Vishwas Act, 2020 ("VSVS", for short) and that the Designated Authority has already issued Form-5 under VSVS. We took notice of the aforesaid letter dated 14.03.2022. Copies of Form-3 and Form-4 under VSVS were also enclosed with the aforesaid letter. Learned Senior Departmental Representative for Revenue submitted before us that this appeal may be treated as withdrawn and may be dismissed on account of the aforesaid VSVS. After due consideration and in view of the foregoing, we are of the opinion that this appeal has become infructuous on account of aforesaid VSVS, and this appeal may be treated as withdrawn on account of the aforesaid VSVS. Accordingly, this appeal having become infructuous, is treated as withdrawn and is hereby dismissed.

(B.1) Before we part, we hereby clarify, by way of abundant caution, that if for some reason the disputes under this appeal before us are not settled under the aforesaid VSVS, then the assessee will be at liberty to approach ITAT for restoration of this appeal in accordance with law.

Page 3 of 4

ITA No.859/Del/2018

Devendra Kumar Gangal vs. DCIT (C) In the result, this appeal is dismissed.

This order was already pronounced orally on 29th March, 2022 in Open Court, in the presence of Learned Sr. Departmental Representative, after conclusion of the hearing. Now this order in writing is signed today on 29.03.2022.

             Sd/-                            Sd/-
 (CHALLA NAGENDRA PRASAD)           (ANADEE NATH MISSHRA)
   JUDICIAL MEMBER                   ACCOUNTANT MEMBER
Dated: 29.03.2022
Pk
Copy forwarded to:
   1. Appellant
   2. Respondent
   3. CIT
   4. CIT(Appeals)
   5. DR: ITAT

                                         ASSISTANT REGISTRAR
                                               ITAT NEW DELHI




                                                             Page 4 of 4