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 1, Cited by 1]

Income Tax Appellate Tribunal - Agra

Shri Dharmendra Singh Rathore, Gwalior vs Ito Ward 1(1), Gwalior on 13 April, 2017

            IN THE INCOME TAX APPELLATE TRIBUNAL
                    AGRA (SMC) BENCH: AGRA

               BEFORE SHRI A. D. JAIN, JUDICIAL MEMBER

                         I.T.A No. 137/Agra/2016
                       (ASSESSMENT YEAR-2006-07)

     Shri Dharmendra Singh                Vs..ITO, Ward-1(1)
     Rathore Apna Ghar Ganesh                  Gwalior.
     Colony, Dabra Distt.
     Gwalior.
     PAN No.AFLPR2913M
     (Assessee)                                (Revenue)

                Assessee by        None.
                Revenue by         Shri Waseem Arshad,
                                   Sr.DR.


                    Date of Hearing               13.04.2017
                    Date of Pronouncement         13.04.2017


                                      ORDER

This appeal filed by the assessee is directed against the order of the ld. CIT(A) dated 04.03.2016, in relation to the assessment year 2006-07.

2. When the appeal was called out for hearing, none appeared on behalf of the assessee, nor any application for adjournment has been filed. I find that proper notice of hearing has already been sent to the assessee, which has not returned unserved. Under these circumstances, it appears that the assessee is not interested in prosecuting the appeal any further. As such, I hold that the appeal is I.T.A No. 137/Agra/2016 2 liable to be dismissed for non prosecution. In this regard I place reliance upon the following case laws:

1. CIT vs. Multiplan India Ltd. 38 ITD 320 (Del)
2. Estate of Late Tukojirao Holkar vs. CWT 223 ITR 480 (M.P.)
3. New Diwan Oil Mills vs. CIT (2008) 296 ITR 495 (P& H)
4. CIT vs. B. N. Bhattachargee And Another 118 ITR 461(SC)

3. Respectfully following the view taken in the cases cited (supra), I dismiss the appeal filed by the assessee for non prosecution. The assessee may, however, get it revived by showing sufficient cause for non-appearance.

4. In the result, the appeal filed by the assessee is dismissed. Order pronounced in the open court on 13/04/2017.

Sd/-

(A.D. JAIN) JUDICIAL MEMBER Dated 13/04/2017 *AKV* Copy forwarded to:

1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT ASSISTANT REGISTRAR I.T.A No. 137/Agra/2016 3 Date
1. Draft dictated (DNS) 13.04.2017 PS
2. Draft placed before author PS
3. Draft proposed & placed before the second member JM/AM
4. Draft discussed/approved by Second Member. JM/AM
5. Approved Draft comes to the Sr.PS/PS PS/PS
6. Kept for pronouncement on PS
7. File sent to the Bench Clerk PS
8. Date on which file goes to the AR
9. Date on which file goes to the Head Clerk.
10. Date of dispatch of Order.