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 12, Cited by 0]

Income Tax Appellate Tribunal - Chandigarh

Mahalaxmi Food Industries, Jagadhri vs Ito, Ward -2, Yamuna Nagar on 1 June, 2023

          आयकर अपील य अ धकरण,च डीगढ़  यायपीठ "एकल" च डीगढ़
     IN THE INCOME TAX APPELLATE TRIBUNAL, CHANDIGARH
                  BENCH "SMC" CHANDIGARH

                        ी संजय गग ,  या यक सद य
             BEFORE: SH. SANJAY GARG, JUDICIAL MEMBER

                         आयकर अपील सं./ ITA Nos.711/CHD/2022
                          नधा रण वष  / Assessment Year : 2013-14
     M/s Mahaluxmi Food Industries, बनाम        The ITO,
     Plot No.1, Industrial Estate,              Ward 2,
     Manakpur, Jagadhri.                        Yamuna Nagar.
      थायी लेखा सं./PAN NO: AAPFM6823J
     अपीलाथ /Appellant                            यथ /Respondent


         नधा  रती क! ओर से/Assessee by : Shri Ajay Jain, CA
        राज व क! ओर से/ Revenue by         : Shri Akashdeep, JCIT, Sr.DR

        सन
         ु वाई क! तार&ख/Date of Hearing                   :       31.05.2023
        उदघोषणा क! तार&ख/Date of Pronouncement :                  01.06.2023

                                     आदे श/ORDER

The present appeal has been preferred by the assessee against the order dated 21.10.2022 of the Commissioner of Income Tax (Appeals) NFAC, Delhi [in short 'CIT(A)'] pertaining to 2013-14 assessment year.

2. The assessee in this appeal has agitated the action of the Assessing Officer (in short 'the AO') in disallowing the carry forward losses by way of invoking the provisions of Section 115BBE(2) of the Income Tax Act,1961 ( in short 'the Act') against the surrendered business income of the assessee.

ITA-711/CHD/2022 A.Y. 2013-14 Page 2 of 3

3. At the outset, ld. AR has invited my attention to the impugned assessment order to submit that the AO did not make any addition u/s 68/69/69A/69B/69C/69D of the Income Tax Act, therefore, there was no question of disallowance of set off of losses against the surrendered business income and infact the AO did not disallow the loss while completing the assessment u/s 143(3) of the Act. However, in subsequent proceedings carried out u/s 154 of the Act, the AO treated the surrendered business income during the survey action as unexplained income of the assessee and applied the provisions of Section 115BBE(2) to disallow the set off of loss against surrendered income. The ld. counsel has firstly submitted that the AO was not justified in changing the nature of the income and thereby assessing it u/s 68/69/69A of the Income Tax Act in the proceedings carried out u/s 154 of the Act. He has further submitted that even the assessment year involved is A.Y. 2013-14 and that the amendment to the provisions of Section 115BBE have been introduced vide Finance Act, 2016 w.e.f. 01.04.2017, whereby, the set off of loss has been denied in respect of an income assessed u/s 68/69/69A/69b/69C/69D of the Act. He has relied upon CBDT Circular No.11 of 2019 dated 19.06.2019 whereby the CBDT has clarified that since the term 'set off of any loss' was inserted only vide Finance Act, 2016 w.e.f. 01.04.2017, therefore, an assessee would be entitled to claim set off of loss ITA-711/CHD/2022 A.Y. 2013-14 Page 3 of 3 against income determined u/s 115BBE of the Act till the assessment year 2016-17.

4. The ld. DR has fairly admitted that case of the assessee is covered by the aforesaid CBDT Circular as the Assessment Year involved is Assessment Year 2013-14. In view of this, the action of the lower authorities in denying the set off of losses to the assessee cannot be held to be justified and accordingly, the AO is directed to allow the assessee set off of losses in respect of income determined u/s 115BBE of the Act.

5. In the result, appeal stands allowed.

6. Order pronounced in the Open Court on 1 st June, 2023.

S d/-

( संजय गग ) (SANJAY GARG ) या यक सद य/ Judicial Member "Poonam"

आदे श क! त,ल-प अ.े-षत/ Copy of the order forwarded to :

1. अपीलाथ / The Appellant 2. यथ / The Respondent 3.आयकर आयु/त/ CIT 4. -वभागीय त न2ध, आयकर अपील&य आ2धकरण, च4डीगढ़/ DR, ITAT, CHANDIGARH 5. गाड फाईल/ Guard File आदेशानुसार/ By order, सहायक पंजीकार/ Assistant Registrar