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 - Hyderabad

Vedula Venkata Ramana, Hyderabad vs Acit, Circle-9(1), Hyderabad on 23 August, 2023

               आयकर अपीलीय अधिकरण , है द राबाद पीठ में
               IN THE INCOME TAX APPELLATE TRIBUNAL
                HYDERABAD BENCHES "B", HYDERABAD

                             BEFORE
             SHRI RAMA KANTA PANDA, VICE PRESIDENT
                                &
            SHRI K. NARASIMHA CHARY, JUDICIAL MEMBER

                   वि.आिे . सं / M.A. No. 44/Hyd/2023
                 (Arising out of ITA No. 1555/Hyd/2017)
                (विर्धा र ण िर्ा / Assessment Year: 2014-15)
        Shri Vedula Venkata               Assistant Commissioner
        Ramana,                     Vs    of Income Tax,
        Hyderabad                         Circle-9(1),
        [PAN No. ABHPV1213E]              Hyderabad
           आिेदक / Applicant                प्रत्‍य र्थी / Respondent


                            Assessee by: Shri P. Murali Mohan Rao, AR
                            Revenue by: Ms. Sheetal Sarin, DR

                                         Date of hearing:  18/08/2023
                                         Pronouncement on: 23/08/2023

                             आदे श / ORDER

PER K. NARASIMHA CHARY, JM:

By way of this Miscellaneous Application, assessee requested to recall the Tribunal's order dated 17/01/2022 for the assessment year 2014-15 with a delay of 283 days on the ground that the assessee was unable to attend the hearing due to ill-health caused by the surge in the Covid-19 Pandemic and that is the reason for the delay also.

2. It could be seen from the record that the matter was heard on 13/12/2021 and the orders was pronounced on 17/01/2022. This period is covered by the order of the Hon'ble Supreme Court in the Suo Motu proceedings in the case of M.A.No. 21/2022 in M.A.No. 665/2021 in SMW(C) No.3 of 2020 by order dated 10/01/2022.

M.A.No. 44/Hyd/2023

3. As a matter of fact, though the learned DR does not concede to condone the delay and to recall the order dated 17/01/2022, there is no denial of the fact that the Hon'ble Supreme Court in the Suo Motu proceedings in the case of M.A.No. 21/2022 in M.A.No. 665/2021 in SMW(C) No.3 of 2020 by order dated 10/01/2022, while taking cognizance of the hardship that is caused to the litigant public at large due to Covid- 19 Pandemic, held that in cases, where the limitation would have expired during the period between 15/03/2020 and 28/02/2022, notwithstanding the actual balance period of limitation remaining, all persons shall have a limitation period of 90 days from 01/03/2022, and in the event of actual balance period of limitation remaining with effect from 01/03/2022 is greater than 90 days, that longer period shall apply.

4. The limitation period applicable to this MA is covered by the above decision and, therefore, this MA shall be treated as filed within the period of limitation. Though the learned DR submitted that there is no due diligence on the part of the assessee, the fact remains that the order dated 17/01/2022 in the appeal is an ex parte one. Ill-health of the assessee due to surge in the Covid-19 Pandemic constitutes sufficient cause not only to condone the delay, but also to re-call the order dated 17/01/2022.

5. In view of the proviso to Rule 24 of the Tribunal Rules, in case of ex parte order when the assessee approaches the Tribunal and offers sufficient cause and expresses willingness to participate in the appellate proceedings, it is desirable to give an opportunity to the assessee. In these circumstances, we allow this Miscellaneous Application filed by the assessee.

Order pronounced in the open court on this the 23rd day of August, 2023.

         Sd/-                                               Sd/-
 (RAMA KANTA PANDA)                               (K. NARASIMHA CHARY)
   VICE PRESIDENT                                    JUDICIAL MEMBER
Hyderabad, Dated: 23/08/2023
TNMM



                                                                   Page 2 of 3
                                                       M.A.No. 44/Hyd/2023


Copy forwarded to:

1. Shri Vedula Venkata Ramana, 17-1-388/60, Plot No. 60/A, Laxminagar Colony, Saidabad, Hyderabad.

2. The Asst. Commissioner of Income Tax, Circle-9(1), Hyderabad.

3. Pr.CIT-7, Hyderabad.

4. DR, ITAT, Hyderabad.

5. GUARD FILE TRUE COPY ASSISTANT REGISTRAR ITAT, HYDERABAD Page 3 of 3