Income Tax Appellate Tribunal - Lucknow
Allahabad Bank Karmchari Cooperative ... vs Income Tax Officer- 4(1), Kanpur on 19 September, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
LUCKNOW BENCH"SMC", LUCKNOW
BEFORE SHRI. T.S. KAPOOR, ACCOUNTANT MEMBER
AND SHRI PARTHA SARATHI CHAUDHURY,JUDICIAL MEMBER
ITA No.30/LKW/2018
Assessment Year: 2008-09
Allahabad Bank Karmchari Coop. v. Income Tax Officer - 4(1)
Credit Society Ltd. Kanpur
Bada Chauraha
Kanpur
TAN/PAN:AADAT5211C
(Applicant) (Respondent)
Applicant by: Shri Swaran Singh, C.A.
Respondent by: Shri Nimish Mishra, D.R.
Date of hearing: 11 09 2018
Date of pronouncement: 19 09 2018
ORDER
PER PARTHA SARATHI CHAUDHURY, J.M:
This appeal preferred by the assessee emanates from the order of the ld. CIT(A)-II, Kanpur dated 21/11/2017 as per grounds of appeal on record.
2. The ld. A.R. of the assessee at the time of hearing apprised the Bench that the order of the ld. CIT(A) is an ex-parte order and that the appeal was dismissed for want of prosecution. Ld. CIT(A) has yet to determine the rights and liabilities of the assessee, since the case of the assessee was not presented before him on merits. In submission thereof, ld. A.R. of the assessee requested for final opportunity to present their case on merits before the ld. CIT(A).
3. The ld. D.R. submitted that several opportunities were given to the assessee as is evident from the order of the ld. CIT(A) which were not availed of by the assessee and its clear that the assessee neither ITA No.30/LKW/2018 Page 2 of 3 has the intention to prosecute the appeal nor intent to assist the ld. CIT(A) in a proper manner. Therefore, he objected to provide another opportunity to the assessee before the ld. CIT(A).
4. We have perused the case record, heard the rival contentions and we observe from the order of the ld. CIT(A) that it is correct that several opportunities were provided to the assessee in which assessee chose to remain absent and ld. CIT(A) has dismissed the appeal of the assessee on the ground of non-prosecution. It is also correct that the rights and liabilities of the parties were not adjudicated on merits by the ld. CIT(A). Therefore, in the interest of justice, we are inclined to provide one final opportunity to the assessee to present their case before the ld. CIT(A) on merits. We, accordingly, set aside the order of the ld. CIT(A) and restore the matter back to his file for fresh adjudication after providing reasonable opportunity of hearing to the assessee and at the same time, assessee is also directed to present themselves before the ld. CIT(A) immediately on receipt of this order with necessary documentary evidences in support of their case. We also hold that if again the matter travels upto the Tribunal on the ground of non-compliance by the assessee before the ld. CIT(A), then the law shall be compelled to take its own course. With these observations, we allow the appeal of the assessee for statistical purposes.
5. In the result, appeal of the assessee is allowed for statistical purposes.
Order pronounced in the open Court on 19/09/2018.
Sd/- Sd/-
[T.S. KAPOOR] [PARTHA SARATHI CHAUDHURY]
ACCOUNTANT MEMBER JUDICIAL MEMBER
DATED: 19th September, 2018
JJ:1109
ITA No.30/LKW/2018 Page 3 of 3
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT(A)
4. CIT
5. DR