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 3, Cited by 0]

Income Tax Appellate Tribunal - Jabalpur

Smt.Sharda Devi Kewlani, Katni vs Deputy Commissioner Of Income Tax ... on 29 June, 2021

                                           ITA Nos. 04 to 11/Jab/2020 (AY 2011-12)
                                              Anil Kumar Kewlani & Ors. v. Dy. CIT

IN THE INCOME TAX APPELLATE TRIBUNAL, JABALPUR BENCH,
                     JABALPUR (SMC)
                 (through Video Conferencing)
 BEFORE SH. SANJAY ARORA, HON'BLE ACCOUNTANT MEMBER

                           ITA No. 4/JAB/2020
                        Assessment Year/s: 2011-12

  Anil Kumar Kewlani,                         Deputy Commissioner of
  Katni                              vs.      Income Tax, Central Circle,
  (M.P.)                                      Jabalpur (M.P.)

  [PAN: AETPK 8560Q]
       (Appellant)                                  (Respondent)

                           ITA No. 5/JAB/2020
  Mahesh Kewlani,                         Deputy Commissioner of
  Katni                              vs. Income Tax, Central Circle,
  (M.P.)                                  Jabalpur (M.P.)

  [PAN:AEUPK 4858A]
       (Appellant)                                  (Respondent)

                        ITA No. 6/JAB/2020
  Sandeep Kumar Kewlani,               Deputy Commissioner of
  Katni                           vs. Income Tax, Central Circle,
  (M.P.)                               Jabalpur (M.P.)

  [PAN:AEUPK 4653H]
       (Appellant)                                  (Respondent)

                           ITA No. 7/JAB/2020
  Jyoti Kewlani,                          Deputy Commissioner of
  Katni                              vs. Income Tax, Central Circle,
   (M.P.)                                 Jabalpur (M.P.)

  [PAN: ACSPD 4925D]
       (Appellant)                                  (Respondent)

                                    1
                                        ITA Nos. 04 to 11/Jab/2020 (AY 2011-12)
                                          Anil Kumar Kewlani & Ors. v. Dy. CIT

                      ITA No. 8/JAB/2020
Manisha Devi Kewlani,                Deputy Commissioner of
Katni                           vs. Income Tax, Central Circle,
(M.P.)                               Jabalpur (M.P.)

[PAN: AIBPK 0026F]
     (Appellant)                                (Respondent)

                        ITA No. 9/JAB/2020
Sharda Devi Kewlani,                   Deputy Commissioner of
Katni                             vs. Income Tax, Central Circle,
(M.P.)                                 Jabalpur (M.P.)

[PAN: AEUPK 4859B]
     (Appellant)                                (Respondent)

                      ITA No. 10/JAB/2020
Arvind Kumar Kewlani,                Deputy Commissioner of
Katni                           vs. Income Tax, Central Circle,
(M.P.)                               Jabalpur (M.P.)

[PAN: AETPK 8163M]
     (Appellant)                                (Respondent)

                        ITA No. 11/JAB/2020
Devraj Kewlani,                        Deputy Commissioner of
Katni                             vs. Income Tax, Central Circle,
(M.P.)                                 Jabalpur (M.P.)

[PAN: AEUPK 4634G]
     (Appellant)                                (Respondent)

Appellant by                         Sh. Rahul Bardia, CA
Respondent by                        Ms. Swati Agarwal, Sr. DR
Date of hearing                      29/06/2021
Date of pronouncement                29/06/2021


                              ORDER
                                 2
                                             ITA Nos. 04 to 11/Jab/2020 (AY 2011-12)
                                               Anil Kumar Kewlani & Ors. v. Dy. CIT
Per Sanjay Arora, AM

This is a set of eight appeals by different assessees belonging to a family (Kewlani family) challenging the dismissal of their appeals contesting their assessments under section 147 read with sec. 143(3) of the Income Tax Act, 1961 ('the Act' hereinafter) for assessment year 2011-12, i.e., consequent to a search under section 132(1) of the Act, by the Commissioner of Income Tax (Appeals)-3, Bhopal ('CIT(A)' for short) vide his separate Orders dated 25/11/2019 (in the case of Manisha Kewlani) and 28/11/2019 (in other cases). The facts and circumstances of the appeals being the same, as well as the same raising similar issues, the appeals were fixed for hearing together, and are being disposed of per a common order for the sake of convenience.

2. At the very outset, it was submitted by the ld. counsel for the assessee/s, Shri Bardia, that the assessee/s has opted for 'Vivad Se Viswas Scheme, 2019', depositing the requisite tax thereunder with the Central Government. In fact, in all cases, the settlement of dispute has led to a refund to the assessee toward which the requisite certificate under The Direct Tax Vivad Se Viswas Act, 2020 ('DTVsV Act') read with the relevant Rule, i.e., Form 3, since received, is also enclosed along with the withdrawal application/s. The assessee/s, thus, does not intend to prosecute his/her captioned appeal/s, and, accordingly, prays for withdrawing the same.

The ld. Sr. DR, Ms. Aggarwal, did not have any objection to the assessee/s withdrawing his/her appeal/s under the circumstances.

3. I have heard the parties. Form 3, signifying the acceptance of the assessee(s)'s application under the VsV Scheme, 2019 has been issued in all cases by the Revenue on 28/12/2020 or 29/12/2020. In view of the assessee/s having opted for availing the benefits under the DTVsV Act, he has, in principle, relinquished his rights under the appeal, which becomes 3 ITA Nos. 04 to 11/Jab/2020 (AY 2011-12) Anil Kumar Kewlani & Ors. v. Dy. CIT unmaintainable under the said Act. The assessee(s)'s said appeal is, accordingly, permitted to be withdrawn. I decide accordingly.

4. In the result, the assessee(s)'s appeal is dismissed as withdrawn/not maintainable.

Order pronounced in the Open Court on June 29, 2021 Sd/-

(Sanjay Arora) Accountant Member Dated: 29/06/2021 Copy of the Order forwarded to:

1. The Appellants:
         i.     Shri Anil Kumar Kewlani
        ii.     Sh. Mahesh Kewlani
      iii.      Sh. Sandeep Kumar Kewlani
       iv.      Smt. Jyoti Kewlani
        v.      Smt. Manisha Devi Kewlani,
       vi.      Smt. Sharda Devi Kewlani
      vii.      Sh. Arvind Kumar Kewlani
     viii.      Sh. Devraj Kewlani
T-36 Karen Lines, Madhav Nagar, Katni - 483501
2. The Respondent: Deputy Commissioner of Income Tax, Central Circle, Jabalpur (M.P.)
3. The Pr. CIT (Central), Bhopal
4. The CIT(A)-3, Bhopal
5. The Sr. DR, ITAT, Jabalpur
6. Guard File // True Copy // 4