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 2]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Universal Airways Ltd.,, New Delhi on 22 October, 2018

           IN THE INCOME TAX APPELLATE TRIBUNAL
                 DELHI BENCH: 'D' NEW DELHI

           BEFORE SHRI G.D. AGARWAL, PRESIDENT
                                &
           SHRI K.NARASIMHA CHARY, JUDICIAL MEMBER

                         ITA No.2659/Del/2012
                       Assessment Year: 20087-09


Asstt. Commissioner of Income-tax    vs   Universal Airways Ltd.,
Circle 18(1), New Delhi                   F-27, Okhla Industrial Area,
                                          Phase-1, New Delhi
                                          PAN: AAACU6350J


    Appellant                                   Respondent


                Assessee by         Shri Rajat Jain, Advocate
                                    Shri Akshat Jain, Advocate

                Revenue by          Ms Naina Soin Kapil, Sr. DR

                     Date of Hearing          22.10.2018
                  Date of Pronouncement       22.10.2018

                                    ORDER

PER K. NARASIMHA CHARY, JM

The present appeal filed by the Revenue is directed against the order dated 14.3.2012 in Appeal No.222/10-11 passed by the Learned 2 Commissioner of Income-tax(Appeals)-XXI, New Delhi {"CIT(A)"} in relation to Assessment Year 2008-09.

2. At the outset, the learned counsel for the assessee submitted that the appeal of the revenue is not maintainable as the tax effect involved in this case is less than Rs.20 lacs.

3. We have heard the parties. It is found that pursuant to the mandate of section 268A, the CBDT has issued Circular No. 03 of 2018, dated 11th July, 2018 with retrospective effect, revising the monetary limit to Rs.20,00,000/- for not filing appeals before the Tribunal. It is further found that as the tax effect involved in the instant appeal is less than Rs.20,00,000/-, the extant appeal is not maintainable. The ld. D.R., although supported the order of the Assessing Officer, but could not controvert the fact that tax effect involved in this appeal is less than Rs.20,00,000/-.

4. Going by the prescription of the aforenoted Circular, it is palpable that the Instruction is applicable to the pending appeals also with retrospective effect and there is a clear-cut direction to the Department to withdraw or not press such appeals filed before the ITAT, wherein tax effect is less than Rs.20,00,000/-. We are, therefore, of the view that the Revenue should have either not filed the instant appeals before the Tribunal or withdrawn the same as the tax effect in this case is admittedly less than the prescribed limit, i.e., Rs. 20,00,000/- for not 3 filing the appeal. Accordingly, we dismiss the instant appeal without going into merits of the case.

5. The ld. DR has brought to our notice a letter dated 20.08.2018 of the Director (ITJ), CBDT, New Delhi addressed to All the Principal CCITs in which para no. 10 of the earlier Circular dated 11.7.2018, enumerating certain instances in which the appeals should be contested notwithstanding the low tax effect, has been revised. He, however, could not place any material on record to demonstrate that the above appeal is covered by the amended para of the Circular. Under these circumstances, we dismiss the appeals filed by the Revenue and give liberty to the Department to file Miscellaneous Applications, if it is found that either the tax effect is more than the prescribed limit of Rs.20,00,000/- or the appeals gets covered in the revised para 10 of the letter dated 20.08.2018. Accordingly, the appeal of the Revenue stands dismissed.

6. In the result, the appeal of the Revenue stands dismissed.

Order pronounced in the Open Court on 22 nd October, 2018.

       Sd/-                                    sd/-
     (G.D. AGARWAL)                       (K. NARASIMHA CHARY)
       PRESIDENT                            JUDICIAL MEMBER

      Dated:   22nd   October, 2018
      VJ
                           4




     Copy forwarded to:


1.   Appellant
2.   Respondent
3.   CIT
4.   CIT(Appeals)
5.   DR: ITAT
                              ASSISTANT REGISTRAR
                                    ITAT NEW DELHI
                                             5




Draft dictated on                                  22.10.2018
Draft placed before author                         .22.10.2018

Draft proposed & placed before the second member Draft discussed/approved by Second Member.

Approved Draft comes to the Sr.PS/PS Kept for pronouncement on Date of uploading order on the website File sent to the Bench Clerk Date on which file goes to the AR Date on which file goes to the Head Clerk.

Date of dispatch of Order.