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 - Surat

Pratikkumar Rameshbhai ... vs Ito, Ward 1, Bardoli, Bardoli on 6 April, 2026

              IN THE INCOME TAX APPELLATE TRIBUNAL
                      SURAT "SMC" BENCH, SURAT
             BEFORE DR. B.R.R. KUMAR, VICE-PRESIDENT
            AND MS. SUCHITRA KAMBLE, JUDICIAL MEMBER
                    I.T.A. No. 1022/SRT/2024
                    (Assessment Year:2017-18)
 Pratikkumar Rameshbhai              The ITO,
 Parmar, Tarsadi-Kosamba         Vs. Ward-1,
 PAN : BYXPP3979F                    Bardoli



            (Appellant)           ..          (Respondent)
Appellant by :                   Shri Sapnesh Sheth, Advocate
Respondent by:                   Ms. Namita Patel, Sr. D.R.
Date of Hearing                  19.01.2026
Date of Pronouncement             06.04.2026

                             ORDER

 PER SUCHITRA KAMBLE, JUDICIAL MEMBER:-

This is an appeal filed against the order dated 17-11-2023 passed by National Faceless Appeal Centre (NFAC), Delhi for assessment year 2017-18.

2. The addition was made on the ground of opening cash on hand and treated the same as unexplained u/s. 68 of the Act. The assessee submitted that the assessee has given details of cash balance as on 31-03-2016 and the same was reported in the return of income for A.Y. 2016-17. From the perusal of records, it appears in the details. Thus, the addition u/s. 68 is thoroughly explained by the assessee. Thus ground no. 1 is allowed.

ITA No. 1022/Srt/2024

PratikkumarRameshbhai Parmar Vs. ITO Asst.Year :2017-18

- 2-

3. As regards ground no. 2, the gift deed and gift received from the donors, the assessee has shown the credibility of Rameshbhai Patel as the said Rameshbhai Patel was father of the assessee and the relevant details were given such as bank statements and cash withdrawals of the father. Thus, the gift was genuine. Hence, ground no. 2 is allowed.

4. As regards ground no. 3 relating to addition on account unexplained expenditure u/s. 69C, the same is corollary to ground no. 1 and hence allowed.

5. In the result, the appeal of the assessee is allowed.

Order is pronounced in the open Court on 06.04.2026 Sd/- Sd/-

(DR. B.R.R. KUMAR) (SUCHITRA KAMBLE) VICE-PRESIDENT JUDICIAL MEMBER Surat; Dated 06/04/2026 ak आदे शक त ल पअ े षत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. यथ / The Respondent.
3. संबं धतआयकरआयु त/ Concerned CIT
4. आयकरआयु त (अपील)/ The CIT(A)-
5. वभागीय त न ध,आयकरअपील(यअ धकरण ,/DR,ITAT, Surat,
6. गाड+फाईल / Guard file.

आदे शानुसार/ BY ORDER, TRUE COPY सहायकपंजीकार (Asstt. Registrar) आयकरअपील(यअ धकरण ITAT, Surat