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 2, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Anurag,Amroha vs Income Tax Officer, Moradabad on 30 April, 2025

                  INCOME TAX APPELLATE TRIBUNAL
                    DELHI BENCH "A": NEW DELHI

       BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER
       AND SHRI VIMAL KUMAR, JUDICIAL MEMBER

                           ITA No. 5354DEL/2024
                          Assessment Year: 2020-21

      Anurag,                         Vs.   Income Tax Officer,
      Village Panki Bamboogarh,             Moradabad
      Almora                                Uttar Pradesh
      PIN 244 221
      PAN No. AJUPA5622R
         (Appellant)                        (Respondent)



         Assessee by:              S/Shri Devraj Sharma & Sarthak
                                   Asthawa, Advs.
         Department by:            Shri Ravikant Kumar Chaudhary,
                                   Sr. DR

         Date of Hearing:            29.04.2025
         Date of pronouncement:      29.04.2025


                                  ORDER

PER VIMAL KUMAR, JUDICIAL MEMBER:

Through the captioned appeal, the assessee seeks to challenge the First Appellate Order dated 07.11.2024 of the Learned Commissioner of Income Tax (Appeals)/National Faceless Appeal Centre(NFAC) (hereinafter referred as "Ld. CIT(A)) arising from rectification order dated 29.01.2024 passed by the Income Tax Officer, Moradabad (hereinafter referred as ITA No.5354/Del/2024 "Ld. Assessing Officer") under Section 154 read with section 144 of the Income-Tax Act, 1961 (hereinafter referred as "the Act") for assessment year 2020-21.

2. When the matter was called for hearing, the Learned Authorised Representative for the assessee at the outset adverted to the First Appellate Order and submitted that it has been passed in limine holding the appeal as defective on the ground that assessee has not filed appeal memo in Form 35, the condonation of delay, grounds of appeal and on the copy of the order and concluded that the appeal is invalid being defective as the defect was not cured despite being pointed out to the appellant and cannot be proceeded with.

3. In this backdrop, the Learned Authorised Representative for the assessee adverted to the e- proceedings response acknowledgement dated 23.04.2024 in response to notice issued by the Ld. CIT(A) dated 17.04.2024 where it is clearly discernible that assessee has filed grounds of appeal, statement of facts, 2 ITA No.5354/Del/2024 revised order and original order etc. in support of the appeal preferred. Learned Authorised Representative for the assessee, thus, submitted that the observations of the Ld. CIT(A) in appeal being defective is contrary to the facts of the case. The Learned Authorised Representative for the assessee thereafter pointed out that Ld. AO while passing rectification order has also overlooked the requirements of giving opportunity before making any enhancement in the rectification order. Under such circumstances, the Learned Authorised Representative pleaded for the matter being sent back to the Ld. AO rather than to the Ld. CIT(A) for speedy resolution of the dispute.

4. Learned Authorised Representative for the Revenue relied on impugned orders.

5. In the light of the above said rival submissions, in the interest of justice, the First Appellate Order dated 07.11.2024 is set aside and the matter is restored to the file of the Ld. AO for passing of fresh rectification order 3 ITA No.5354/Del/2024 under Section 154 of the Act in accordance with law after giving proper opportunity to the assessee. It shall be open to the assessee to furnish such information and adduce evidence as may be considered proper in support of the return of income filed.

6. In the result, the appeal filed by assessee is allowed for statistical purposes.

Order pronounced in the open court on 29/04/2025.

               Sd/-                            Sd/-
      (PRADIP KUMAR KEDIA)                 (VIMAL KUMAR)
      ACCOUNTANT MEMBER                   JUDICIAL MEMBER

Dated: 30/04/2025
Mohan Lal


Copy forwarded to -
1.   Applicant
2.   Respondent
3.   CIT
4.   CIT (A)
5.   DR:ITAT
                                        ASSISTANT REGISTRAR
                                        ITAT, New Delhi




                                 4