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 0]

Income Tax Appellate Tribunal - Delhi

Raj Kumari, New Delhi vs Ito Ward - 50(3), New Delhi on 21 September, 2022

              IN THE INCOME TAX APPELLATE TRIBUNAL
                    DELHI BENCH 'F': NEW DELHI
                         BEFORE,
            SHRI SAKTIJIT DEY, JUDICIAL MEMBER
                           AND
      SHRI ANADEE NATH MISSHRA, ACCOUNTANT MEMBER
                        ITA No.8344/Del/2019
                      (ASSESSMENT YEAR 2014-15)
      Raj Kumar                             Income Tax Officer
      C/o Bhatia Sanjeev &              Vs. Ward-50(3)
      Associates                            New Delhi
      6/21, 2nd Floor,
      W.E.A, Karol Bagh,
      New Delhi-110 005
      PAN-AAJPK 6840R
      (Appellant)                                         (Respondent)
          Appellant by           Sh. Mayank Maheshwari, Advocate
                                 and Sh. C.S. Anand, CA
          Respondent by          Ms. Maimum Alam, Senior
                                 Departmental Representative ("Sr.
                                 DR" for short)
                                    ORDER
PER ANADEE NATH MISSHRA, AM:

(A) This appeal by Assessee is filed against the order of Learned Commissioner of Income Tax (Appeals)-35, New Delhi ["Ld. CIT(A)", for short], dated 29/08/2019 for Assessment Year 2014-15. Grounds taken in this appeal are as under:

"1. That on the facts of the case and under the law, the Id. CIT(A) had erred in approving the Id. AO's arbitrary and illegal action of doubting the genuineness of the LTCG which arose to the assessee on sale of 50000 Page 1 of 4 ITA No.8344/Del/2019 Raj Kumar vs. ITO shares (acquired on 22.11.2011) of Turbotech Engineering Limited and consequently rejecting the assesse's claim of exemption u/s 10(38).
2. That on the facts of the case and under the law, the Id. C1T(A) had erred in confirming the addition of Rs. 1,68,17,809/-, which was made by the Id. AO u/s 68.
3. That the Id. C1T(A) had erred in misdirecting herself, as if it was not a case of reopening, where sufficiency or correctness of the material at the stage of initiation of proceedings may be said to be not required to be looked into.
The Id. CIT(A) appears to had overlooked the fact that she was dealing with a case where the so called adverse material [including the statements recorded) was not confronted to the assessee during the course of assessment proceedings.
4. That in the given circumstances, the Id. CIT(A) ought to had provided copies of the entire so called adverse material (including the statements recorded) to the assessee, and also ought to had provided an opportunity to the assessee to cross examine the persons like Shalesh C. Shah, during the course of appellate proceedings.
5. That on the facts of the case and under the law, the addition of Rs. 1,68,17,809/-made u/s 68 deserves to be deleted because the principle of natural justice was violated.
6. That on the facts of the case and under the law, the addition of Rs. 1,68,17,809/-deserves to be deleted because no direct evidence, either to disprove the documentary evidences furnished by the assessee or to support the baseless presumptions/assumptions which resulted into addition of Rs. 1,68,17,809/- , was brought on record by the lower authorities.
7. That on the facts of the case and under the law, the addition made by the Id. AO u/s 68 deserves to be deleted because in the assessment order, the Id. AO had not at all recorded a factual finding that he had examined the books of account maintained by the assessee and during such examination he had found credited an amount of Rs.1,68,17,809/- in such books of account.
As a matter of fact the sale proceeds of shares were credited in the SB account passbook of the assessee issued by SBI, which was certainly not the book of account of the asseesse.
8. That on the facts of the case and under the law, the addition of Rs. 3,36,356/-made by the Id. AO u/s 69C deserves to be deleted because in the assessment order, the Id. AO had not at all recorded a factual findings that the assessee had paid Rs. 3,36,356/- to someone (???) who had arranged accommodation entry of Rs. l,68,17,809/-for the assessee.
Page 2 of 4 ITA No.8344/Del/2019
Raj Kumar vs. ITO The Id. AO had made such addition solely on presumption, by applying adhoc rate of 2% on the amount of LTCG of Rs.1,68,17,809/-"

(B) In the course of appellate proceedings in Income Tax Appellate Tribunal ("ITAT", for short) a letter was received from the assessee's side, informing that the assessee has opted for Vivad se Vishwas Scheme, 2020 ("VSVS", for short) and that the Designated Authority has already issued Form-5 under VSVS. A copy of Form-5 issued by the Designated Authority was also enclosed with the aforesaid letter. At the time of hearing, the learned Authorized Representative for the assessee submitted that the appeal has become infructuous in view of the assessee opting for VSVS; and that the appeal may be dismissed as withdrawn. Learned Senior Departmental Representative for Revenue was in agreement with this. After due consideration and in view of the foregoing, we are of the opinion that this appeal has become infructuous on account of aforesaid VSVS, and that this appeal may be treated as withdrawn on account of the aforesaid VSVS. Accordingly, this appeal having become infructuous, is treated as withdrawn and is hereby dismissed.

Page 3 of 4 ITA No.8344/Del/2019

Raj Kumar vs. ITO (B.1) Before we part, we hereby clarify, by way of abundant caution, that if for some reason the disputes under this appeal before us are not settled under the aforesaid VSVS, then the assessee will be at liberty to approach ITAT for restoration of this appeal in accordance with law.

(C) In the result, this appeal is dismissed.

This order was already pronounced orally on 21st September, 2022 in Open Court, in the presence of representatives of both sides, after conclusion of the hearing. Now this order in writing is signed today on 21/09/2022.

         Sd/-/-                                Sd/-/-/-
   (SAKTIJIT DEY)                      (ANADEE NATH MISSHRA)
 JUDICIAL MEMBER                         ACCOUNTANT MEMBER
Dated: 21/09/2022
Pk
Copy forwarded to:
  1. Appellant
  2. Respondent
  3. CIT
  4. CIT(Appeals)
  5. DR: ITAT

                                          ASSISTANT REGISTRAR
                                               ITAT NEW, DELHI




                                                              Page 4 of 4