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 13, Cited by 1]

Income Tax Appellate Tribunal - Chandigarh

Sh. Satish Kumar Thakur, Mandi vs Ito, Ward -1, Shimla on 12 September, 2023

आयकर अपील य अ धकरण,च डीगढ़ यायपीठ, च डीगढ़ IN THE INCOME TAX APPELLATE TRIBUNAL D I V I S I O N B E N C H , ' B ' , C H A N D I G AR H BEFORE SHRI A.D. JAIN, VICE PRESIDENT & SHRI VIKRAM SINGH YAD AV, ACCOUNTANT MEMBER आयकर अपील सं./ ITA No. 2 1 1 / C H D / 2 0 2 3 नधारण वष / Assessment Year : 2 0 1 8 - 1 9 Shri Satish Kumar Thakur, Vs. The ITO, C/o M.K. Aggarwal & बनाम Ward-1, Associates, Shimla SCO 1, First Floor, Sector 11, Panchkula 134109 थायी लेखा सं./ PAN No. : AAUPT9079N अपीलाथ /Appellant यथ /Respondent नधा रती क ओर से/Assessee by : Sh. Rishab Gupta & Shri Mukesh Aggarwal राज व क ओर से/ Revenue by : Shri Dharamvir, JCIT, Sr.DR सुनवाई क तार ख/Date of Hearing : 09.08.2023 उदघोषणा क तार ख/Date of Pronouncement : 12.09.2023 आदे श/Order Per A.D. Jain, Vice President:

This is Assessee's appeal against the order of the ld. CIT(A), National Faceless Appeal Centre (NFAC), Delhi, dated 16.02.2023, passed in the Assessee's appeal against assessment order dated 29.10.2021, passed u/s 154 of the Income Tax Act, 1961 (in short 'the Act'), giving exemption to the Assessee u/s 10 (10AA) (ii) of the Act 211-Chd-2023 -

Shri Sathish Kumar Thakur, Panchkula 2 and not u/s 10(10AA )(i), as claimed by the Assessee. The Assessee claimed exemption of leave encashment of Rs. 18,13,500/-.

2. The facts are that the Assessee filed the Return of Income for the AY on 21.07.2018 by declaring income of Rs.11,59,150/-. While filing the Return of Income, the Assessee claimed exemption u/s 10(10AA)(i) of the Act. The Return was processed u/s 143(1) by CPC, Bengaluru and the assessee was granted refund along with interest of Rs. 2,05,790/- Subsequently, a Rectification Order - u/s 154 was passed by the AO-CPC, Bengaluru on 29.10.2021 by allowing the claim of exemption u/s 10(10AA) (ii) of the Act, as against the assessee's claim of exemption u/s 10(10AA)(i) of the Act.

3. The Assessee submitted before the ld. CIT(A) as follows:

211-Chd-2023 -
Shri Sathish Kumar Thakur, Panchkula 3 211-Chd-2023 -
Shri Sathish Kumar Thakur, Panchkula 4 211-Chd-2023 -
Shri Sathish Kumar Thakur, Panchkula 5 211-Chd-2023 -
Shri Sathish Kumar Thakur, Panchkula 6

4. The ld. CIT(A), by virtue of the impugned order, confirmed the order dated 29.10.2021 passed by the A.O. u/s 154 of the Act, observing as follows:-

"4.3. The discrimination between government employees and non-government employees including employees of Public Sector Undertakings came up before the Hon'ble High Court of Madras in the case of K. Gopalakrishnan Vs. CBDT (1994) 206 ITR 193(Mad.) dated 21.4.1993 wherein the Hon'ble High Court after taking into consideration, the various aspects including the legislative intent held that, there is no substance in the contention of the appellant that Section 10(10) and 10(10AA) of the Income-tax Act are unconstitutional and void. Further, the Hon'ble High Court did not hesitate to hold that the classification found in the said Section is valid and based on sound reasoning.
211-Chd-2023 -
Shri Sathish Kumar Thakur, Panchkula 7 4.4. In such circumstances, when the provisions in the IT Statute provides for such discrimination and while it is found to be constitutionally valid, questioning its applicability and attempting to re-classify the sub-clause of eligibility is found to be untenable and therefore, the grounds of appeal are dismissed. Therefore, the action of the AO-CPC to restrict the claim of deduction u/s 10(10AA) to the extent of Rs.3.00 Lakhs and not beyond it is upheld."

5. The ld. Counsel for the Assessee has contended that the ld. Commissioner of Income Tax (Appeals), National Faceless Appeal Centre has committed a grave legal error in upholding the Rectification Order u/s 154 of the Income Tax Act, 1961 passed by AO without following the procedure prescribed u/s 154(3), without providing opportunity of being heard to the Assessee, thus, violating the Principles of Natural Justice; that the ld. Assessing Officer had made a grave legal error in making the addition of Rs. 15,13,500/- on account of Leave Encashment; that the AO had restricted the exemption of Leave Encashment to Rs. 3,00,000 u/s 10 (10AA) (ii) instead of exemption of Rs. 18,13,500/- claimed by the Assessee u/s 10 (10AA) (i) of the Income Tax Act, 1961 without considering the facts and circumstances of the present case; that the Assessee is eligible to claim exemption on account of Leave Encashment u/s 10 (10AA) (i) of the Act as the assessee is a State Government Employee in accordance with the clause 5(5) of the transfer scheme of the Government of Himachal Pradesh; that the AO has erred in restricting the exemption u/s 10 (10AA) (ii) to Rs. 3,00,000/- considering him 211-Chd-2023 -

Shri Sathish Kumar Thakur, Panchkula 8 employee of PSU ignoring the clause 5(5) of Transfer Scheme of Government of Himachal Pradesh; that the Rectification Order u/s 154 of the Income Tax Act, 1961 dated 03.09.2021 is bad in law, erroneous, opposed to law, and facts of the case and, thus is liable to be set-aside / is untenable; that the Rectification order u/s 154 is a non-speaking order passed in a mechanical manner without providing any opportunity of being heard to the appellant, violating the provisions of Section 154(3) of the Income Tax Act, 1961 and the already settled Principles of natural justice; that the Order u/s 250(6) of the Income Tax Act, 1961 is erroneous and opposed to law, thus liable to be set-aside as the ld. Commissioner of Income Tax (Appeals) had dismissed the appeal of the assessee, in a hurry, with a pre- conceived mind without following the procedure prescribed u/s 250(1) of the Income Tax Act, 1961, without providing any opportunity of being heard, thus violating the already settled Principles of natural justice; that no opportunity has been provided to the assessee for making submissions stating non-applicability of the decisions being relied upon by the department; and that the order u/s 250(6) of the Income Tax Act, 1961 passed by ld. Commissioner of Income Tax (Appeals) is liable to be set-aside as the order is a non-speaking order and the ld. Commissioner had not discussed the submissions made by the assessee in full along with the decision of ITAT and ld. CIT(A) on which the Assessee had placed his reliance upon (facts being 211-Chd-2023 -

Shri Sathish Kumar Thakur, Panchkula 9 identical); and that the order has been passed with a pre-conceived mind, and it is, thus, liable to set-aside.

6. The ld. Counsel for the Assessee has also filed Ground wise submissions before us.

7. On the other hand, the ld. DR has placed strong reliance on the impugned order.

8. We have heard the parties and have perused the material on record. We find that the return filed by the Assessee, wherein, the Assessee claimed exemption u/s 10(10AA) (i) of the Act, was processed u/s 143(1) of the Act by the CPC, Bengaluru, on 3.4.2019. So, there was no occasion for the Assessee to present its case before the A.O. Then, the aforesaid order was passed by the CPC, Bengaluru u/s 154 of the Act on 29.10.2021, again, in the absence of the Assessee. The Assessee, thus, again remained deprived of the opportunity of hearing. This fact, as contended by the Assessee, stands noted by the ld. CIT(A) (NFAC), Delhi, in para 1.11 at page 4 of the impugned order and the same does not stand disputed, either by the ld. CIT(A) (NFAC), or by the ld. Sr. DR before us.

9. Then, the ld. CIT(A) (NFAC) has also passed the impugned order ex-parte qua the Assessee. The order under appeal does not contain anything regarding service of notice to the Assessee. Thus, the Assessee is right in contending by way of Ground No.1, that the ld.

211-Chd-2023 -

Shri Sathish Kumar Thakur, Panchkula 10 CIT(A) did not provide opportunity of hearing to the Assessee, thereby violating the principles of natural justice.

10. From the above, we find that neither of the Taxing Authorities has provided the Assessee with any opportunity of hearing. Accordingly, the matter is remitted to the file of the A.O., to be decided afresh, in accordance with law on providing due opportunity of hearing to the Assessee. Ordered accordingly. The Assessee no doubt shall cooperate in the fresh proceedings before the A.O. All pleas under the law shall remain so available to the Assessee.

11. In the result, for statistical purposes, the appeal is allowed.

Order pronounced on 12.09.2023.

             Sd/-                                             Sd/-
        (VIKRAM SINGH YADAV)                            ( A.D. JAIN )
         Accountant Member                             Vice President

Dated :       12. 09.2023
"आर.के."
   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 न ध, आयकर अपील य आ धकरण, च डीगढ़/ DR, ITAT, CHANDIGARH

5. गाड फाईल/ Guard File आदे शानस ु ार/ By order, सहायक पंजीकार/ Assistant Registrar