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 2]

Income Tax Appellate Tribunal - Chandigarh

Dcit, Mohali vs M/S Saraswati Agro Chemicals India Pvt. ... on 7 September, 2018

               IN THE INCOME TAX APPELLATE TRIBUNAL
                 CHANDIGARH BENCHES, 'B' CHANDIGARH

          BEFORE SHRI SANJAY GARG, JUDICIAL MEMBER &
           Ms. ANNAPURNA GUPTA, ACCOUNTANT MEMBER

                              ITA No. 390/Chd/2017
                             Assessment Year: 2012-13


The DCIT,              Vs.         M/s Saraswati Agro Chemicals India Pvt.
Circle 6(1),                       Ltd., Village -Dao Majra, Kharar,
Mohali                             Kurali Road, Distt. Mohali, Punjab

                                   PAN No. AAFSC2290A


      (Appellant)                                    (Respondent)

                  Appellant By            : Sh. Manjit Singh, Sr.DR
                  Respondent By           : None

                  Date of hearing       :        29.08.2018
                  Date of Pronouncement :         07.09.2018

                                       ORDER

Per Sanjay Garg, Judicial Member:

The present appeal has been preferred by the Revenue against the order dated 22.12.2016 of the Commissioner of Income Tax (Appeals)-2, Gurgaon [hereinafter referred to as CIT(A)].

2. None has come present on behalf of the assessee. The Ld. DR has pointed out that tax effect involved in the present case is less than Rs. 20 lacs and has fairly admitted that CBDT Circular No. 3/2018 is applicable to this appeal, hence, this appeal of the Revenue is liable to be dismissed. 2 ITA No. 390/Chd/2017-

Saraswati Agro Chemicals India Pvt Ltd., Kharar,Distt. Mohali

3. It may be noted that CBDT vide Circular No. 3/2018 dated 11.07.2018 has revised the monetary limit upto Rs.20 lacs for filing appeals by the Department before the Tribunal and further vide para 13 of the said Circular it has been clarified that said circular is applicable retrospectively to the pending appeals also. The Hon'ble Punjab & Haryana High Court in the case of "Principal CIT of Income Tax Vs. Surinder Kumar Singhal" ITA No 406- 2016 (O&M) vide order dated 30.1.2017 while further relying upon the decision of the Hon'ble Supreme Court in the case of "CIT Vs. Dhanalekshmi Bank Ltd." (2015) 373 ITR 526 (SC), has dismissed the appeal of the Revenue without going into the merits due to low tax effect leaving the question of law open. In view of the CBDT Circular No. 03/2018 (supra) and in the light of the above referred to decision of the Hon'ble Jurisdictional Punjab & Haryana High Court (supra), the present appeal of the Revenue is dismissed due to low tax effect.

It is, however, clarified that the dismissal of the above appeal shall not be taken to be affirmation of the order of the CIT(A) on merits. The legal issue raised by the Revenue is being left open to be adjudicated in an appropriate case.

Order pronounced in the Open Court.

            Sd/-                                        Sd/-
  (ANNAPURNA GUPTA)                                   (SANJAY GARG)
 ACCOUNTANT MEMBER                                  JUDICIAL MEMBER
Dated : 07.09.2018
Rkk
Copy to:
  1.     The Appellant
  2.     The Respondent
  3.     The CIT
  4.     The CIT(A)
  5.     The DR
                                                            3
                                     ITA No. 390/Chd/2017-

Saraswati Agro Chemicals India Pvt Ltd., Kharar,Distt. Mohali