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 3, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Rolls Royce Marine India Private ... vs Deputy Commissioner Of Income Tax 15 (3) ... on 22 October, 2018

IN THE INCOME TAX APPELLATE TRIBUNAL "K " BENCH, MUMBAI BEFORE SHRI SHAMIM YAHYA, AM AND SHRI RAMLAL NEGI, JM M.A. No. 63/Mum/2018 (Arising out of ITA No. 689/Mum/2017) (Assessment Year: 2012-13) Rolls-Royce Marine India Private Limited Dy. CIT - 15(3)(1), Plot No. D-505, TTC Industrial Area, Mumbai MIDC Sharaya Hyundai Lane, Vs. Opp. Balmer Lawrie, Turbhe, Navi Mumbai-400 710 PAN/GIR No. AAACU 4687 L (Appellant) : (Respondent) Appellant by : Ms. Karishma R. Phatarphevar & Shri Harsh R. Shah Respondent by : Shri Chaudhary Arun Kumar Singh Date of Hearing : 03.08.2018 Date of Pronouncement : 22.10.2018 Order u/s. 254(2) of the Income Tax Act, 1961 Per Shamim Yahya, A. M.:

By way of this miscellaneous application the assessee seeks order u/s. 254(2) of the Income Tax Act, 1961 ('the Act' for short) against the tribunal's order in ITA No. 689/Mum/2017 for assessment year 2012-13 vide order dated 18.10.2017.

2. The ld. Counsel of the assessee has only pressed the following point with respect to the above ITAT order:

15. Your Honours in the order dated 18 October 2017 were pleased to admit the additional evidences and held as under:
2 M.A. No. 63/Mum/2018
"2.3. We have perused the additional evidences submitted by the assessee and the application made by it. After going through the same, we are of the opinion that they would be useful to decide the issue regarding TP adjustment made under the head corporate fees and the assessee was prevented from submitting them before the departmental authorities by a reasonable cause. Therefore, in the interest of justice, we admit the additional evidences under Rule 29 of the Rules."

(emphasis supplied)

16. However after such admission of additional evidences, your Honours have not provided any findings with respect to these grounds of appeal. The Applicant fears that without any specific directions, the lower authorities would not re- consider the issue of transfer pricing adjustment on account of payment of 'Corporate Fees'. This would effectively mean that the said addition on account of payment of 'Corporate Fees' is confirmed.

17. We most respectfully submit that such non-adjudication of the abovementioned grounds of appeal is a mistake apparent from record and ought to be rectified.

18. It is our humble submission that the Hon'ble ITAT holds that the abovementioned grounds of appeal are restored back to the file of the AO / TPO.

3. We have heard both the counsel and perused the records. We find that the assessee in the above prayer is urging that the ITAT has erred inasmuch as it has not remitted the issue to the file of the Assessing Officer (A.O. for short), after admitting the additional evidence. We find that the assessee's plea falls under the realm of reconsideration/reapplication of the order of the ITAT in the garb of rectifications of mistake apparent from the record. This is not at all permissible in law.

4. In this regard, we place reliance upon the decision of Hon'ble jurisdictional High Court in the case of CIT vs. Ramesh Electric and Trading Co. [1993] 203 ITR 497 (Bom). In the said order, the Hon'ble jurisdictional High Court has referred to and drawn strength from the Hon'ble Apex Court decision in the case of T.S. Balaram, 3 M.A. No. 63/Mum/2018 ITO v. Volkart Bros. [1971] 82 ITR 50 (SC). The Hon'ble jurisdictional High Court has referred to the following from the Hon'ble Apex Court decision:

"A mistake apparent on the record must be an obvious and patent mistake and not something which can be established by a long drawn process of reasoning on points on which there may be conceivably two opinions. A decision on a debatable point of law is not a mistake apparent from the record."

5. Thereafter after considering the various facts and decisions, the Hon'ble jurisdictional High Court has expounded as under:

In our view, the power of rectification under section 254(2) of the Income-tax Act can be exercised only when the mistake which is sought to be rectified is an obvious and patent mistake which is apparent from the record, and not a mistake which requires to be established by arguments and a long drawn process of reasoning on points on which there may conceivably be two opinions, as has been shown in the present case. Failure by the Tribunal to consider an argument advanced by either party for arriving at a conclusion is not an error apparent on the record, although it may be an error of judgment.

6. Thus from the above discussion and precedent, we find that the issue pointed out by the ld. Counsel of the assessee does not fall under the realm of mistake apparent from the record liable to be rectified u/s. 254(2) of the Act. It is settled law that re- appreciation/re-adjudication is not permissible in the garb of the rectification of mistake in the order of the Tribunal.

7. In the result, the miscellaneous application by the assessee stands dismissed.

Order pronounced in the open court on 22.10.2018 Sd/- Sd/-

              (Ram Lal Negi)                            (Shamim Yahya)
              Judicial Member                          Accountant Member
Mumbai; Dated :22.10.2018
Roshani, Sr. PS
                                    4
                                                  M.A. No. 63/Mum/2018



Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. The CIT(A)
4. CIT - concerned
5. DR, ITAT, Mumbai
6. Guard File
                                          BY ORDER,



                                       (Dy./Asstt. Registrar)
                                         ITAT, Mumbai