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 9, Cited by 2]

Income Tax Appellate Tribunal - Delhi

Indian Footwear Components ... vs Jcit, Range- 1, Noida on 18 February, 2020

                                     1                ITA Nos. 4093 & 4094/Del/2017


                  IN THE INCOME TAX APPELLATE TRIBUNAL
                       DELHI BENCH: 'C' NEW DELHI

              BEFORE SH. R. K. PANDA, ACCOUNTANT MEMBER
                                 AND
              MS SUCHITRA KAMBLE, JUDICIAL MEMBER

                  I.T.A. No. 4093/DEL/2017 (A.Y. 2007-08)
                                  And
                  I.T.A. No. 4094/DEL/2017 (A.Y. 2011-12)

     Indian Footwear Components Vs           JCIT,
     Manufactures Association,               Range - 1,
     A-10A, FDDI Complex,                    Noida
     Sector - 24, Noida - 201 301.
     (PAN : AABFI 0367 F)
     (APPELLANT)                             (RESPONDENT)


                Appellant by      Shri S. Krishnan, Adv.
                Respondent by     Shri S. N. Meena, Sr. D.R.

                 Date of Hearing             23.01.2020
                 Date of Pronouncement       18.02.2020

                                   ORDER

PER SUCHITRA KAMBLE, JM

These two appeals are filed by the assessee against the order of the Commissioner of Income Tax [Appeals]-I, Noida dated 30.03.2017 for Assessment Years 2007-08 and 2011-12.

2. The Grounds of appeal are as under:-

ITA No.4093/Del/2017
1. "That the order passed Ld. CIT(A) enhancing the assessment made by Ld. AO for assessment year 2007-08 is bad and illegal in law and on the facts of the case in as much as -

a. The Ld. CIT(A) has failed to discharge his duties as appellate authority as impugned order has been passed without adjudicating on the grounds of appeal challenging the order of assessment before him;

2 ITA Nos. 4093 & 4094/Del/2017

b. The Ld. CIT(A) has passed the impugned appellate order enhancing the assessment u/s 251(1)(a) of the Income Tax Act, 1961 without affording an opportunity of being heard to the appellant, as mandated in the relevant section;

c. The Ld. CIT(A) has passed appellate order stating the facts which are neither connected to the case of appellant nor are in conformity with the assessment order or material placed before the CIT(A) in course of appellate proceedings;

d. The Ld. CIT(A) has made observations and arrived at decision in the impugned order which is not connected with the facts but are more relevant for scholarly treatise on the taxation of trusts; e. The CIT(A) has passed the impugned order on 30th March, 2017 whereas notice issued by his office had asked the appellant to attend his office on 31st March, 2017 in connection with the appellate proceedings pending before him for the relevant assessment year;

f. The Ld. CIT(A) has erred in law and on fact while taxing the gross receipts amounting to Rs. 22,73,837/- and donations amounting to Rs. 1,32,00,000/- without appreciating the law and facts correctly in this regard and, while doing so, has failed to appreciate that the gross receipts and donations as per Income & Expenditure Account for the relevant year were Rs. 12,74,909/- and Rs. 732540/- respectively.

2. That Ld. AO has erred in passing the assessment order u/s 143(3)/147 making an addition of Rs.5,92,369/- disregarding the fact that appellant is a mutual benefit association, hence the receipts of it did not fall under charging section.

3. That Ld. AO has erred in passing the assessment order a. without giving allowance of depreciation, which is statutory claim even though not claimed in the Income & Expenditure Account; b. adding amount of membership fee of Rs. 25,000/- twice; and c. holding lifetime membership fee as revenue receipt instead of capital receipt

4. The Ld. AO has erred in charging the tax on such additions at maximum marginal rate without appreciating that the registered society is considered as Association of Persons, to which provisions of section 167B of the Income Tax Act, 1961 are not applicable, and such registered society is eligible for the slab rate of tax on its taxable income.

5. The appellant craves leave to add, amend, delete, modify or supplement any ground of the appeal."

3 ITA Nos. 4093 & 4094/Del/2017 ITA No.4094/Del/2017:

1. "That the order passed Ld. CIT(A) enhancing the assessment made by Ld. AO for assessment year 2011-12 is bad and illegal in law and on the facts of the case in as much as -

a. The Ld CIT(A) has failed to discharge his duties as appellate authority as impugned order has been passed without adjudicating on the grounds of appeal challenging the order o, assessment before him;

b. The Ld. CIT(A) has exceeded his power while ordering withdrawal of exemption u/s 12AA of the Income Tax Act, 1961 in the absence of any order of cancellation or revocation by t e Commissioner of Income Tax (Exemption), who is empowered to pass any such order u/s 12AA(3) or 12AA(4) of the Income Tax Act, 1961;

c. The Ld. CIT(A) has passed appellate order stating the facts which are neither connected to the case of appellant nor are in conformity with the assessment order or material placed before the CIT(A) in course of appellate proceedings, d. The Ld. C1T(A) has made observations and arrived at decision in the impugned order which is not connected with the facts but are more relevant for scholarly treatise on the taxation of trusts;

e. The CIT(A) has passed the impugned order on 30th March, 2017 whereas notice issued by his office had asked the appellant to attend his office on 31st March, 2017 in connection with the appellate proceedings pending before him for the relevant assessment year;

f. The Ld. C1T (A) has erred in law and on fact while taxing the gross receipts amounting to Rs. 59, 23,690/- and donations amounting to Rs.1,32,00,000/- without appreciating the law and facts correctly in this regard and, while doing so, failed to appreciate that the gross receipts and donations as per Income & Expenditure Account for the relevant year were Rs. 2273837/- and Rs. 1165651/- respectively.

2. That Ld. AO has erred in appreciating that the appellant is a mutual benefit association, hence the receipts of it did not fall under charging section.

3. That Ld. AO has erred in passing the assessment order u/s 143(3) making an addition of Rs. 7,46,080/- without appreciating the fact that failure to file form 1, declaration for setting apart surplus, is merely technical and cannot be basis for refusal to allow claim of exemption, which was otherwise permissible.

4 ITA Nos. 4093 & 4094/Del/2017

4. The Ld. AO has erred in charging the tax on such additions at maximum marginal rate without appreciating that the registered society is considered as Association of Persons, to which provisions of section 167B of the Income Tax Act, 1961 are not applicable, and such registered society is eligible for the slab rate of tax on its taxable income.

5. The appellant craves leave to add, amend, delete, modify or supplement any ground of the appeal."

3. The assessee society was granted registration u/s 12AA w.e.f. 2008-09. The assessee's case was re-opened u/s 148 and the Assessing Officer observed that the assessee society is not eligible for claiming exemption u/s 11 or 12 as the society has been granted registration u/s 12AA of the Income Tax Act, 1961 w.e.f A.Y. 2008-09. Therefore, the status of the society is treated as AOP by the Assessing Officer. The Assessing Officer has made addition of Rs.5,92,369/- as the assessee society has not claimed the earlier year losses in its return of income. Therefore, lifetime membership which is directly taken in balance sheet and surplus of Rs.5,42,369/- shown in income and expenditure account are to be taxed AOP. As the assessee society was not granted registration u/s 12AA of the Act the assessee was not granted benefit u/s 11 of the Act.

4. Being aggrieved by the assessment order, the assessee filed appeal before the CIT(A). The CIT(A) has passed ex-parte order without giving any opportunity of hearing and hence the addition made by the Assessing Officer.

5. The Ld AR submitted that the CIT(A) should have given opportunity of hearing before making enhancement of the addition. Therefore, the Ld AR requested that the matter may be remanded back to the file of the CIT(A) and fresh hearing on merit to be given to the assessee.

6. The Ld DR relied upon the assessment order and the order of the CIT(A). The Ld DR further submitted that before the CIT(A) the assessee has not appeared and deliberately not availed the right of hearing.

5 ITA Nos. 4093 & 4094/Del/2017

7. We have heard both the parties and perused all the relevant materials available on record. From the perusal of the order of the CIT(A) it can be seen that the CIT(A) has not given opportunity of hearing to the assessee before enhancing. As per the provision of the Income Tax Act, 1961, the CIT(A) has to give a proper hearing before enhancing any assessment, but the CIT(A) failed and has overlooked the provisions of the Income Tax Act. Therefore, it will be appropriate to remand back this entire issue to the file of the CIT(A) for proper objection after giving hearing to the assessee. Both the appeals are identical, therefore, both the appeals are partly allowed for statistical purpose.

8. In the result, appeals of the assessee are partly allowed for statistical purpose.

Order pronounced in the Open Court on 18th day of February, 2020.

            Sd/-                                                   Sd/-

   (R. K. PANDA)                                         (SUCHITRA KAMBLE)
ACCOUNTANT MEMBER                                         JUDICIAL MEMBER

Dated:      18 /02/2020
Priti Yadav, Sr. PS /R. N*

Copy forwarded to:

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(Appeals)
5.    DR: ITAT




                                                      ASSISTANT REGISTRAR

                                                        ITAT NEW DELHI
                             6                    ITA Nos. 4093 & 4094/Del/2017


Date of dictation                                        29.01.2020

Date on which the typed draft is placed before the       30.01.2020
dictating Member

Date on which the typed draft is placed before the        .02.2020
Other Member

Date on which the approved draft comes to the Sr.         .02.2020
PS/PS

Date on which the fair order is placed before the         .02.2020
Dictating Member for pronouncement

Date on which the fair order comes back to the Sr.       19.02.2020
PS/PS

Date on which the final order is uploaded on the         19.02.2020
website of ITAT

Date on which the file goes to the Bench Clerk           19.02.2020

Date on which the file goes to the Head Clerk