Income Tax Appellate Tribunal - Mumbai
Shapoorji Pallonji Infrastructure ... vs Deputy Commissioner Of Income Tax ... on 22 June, 2018
MA No. 897/Mum/2017 Arising out of ITA No.7475/Mum/2013 Shapoorji Pallonji Infrastructure Capital Co.Ltd Assessment Year 2010-11 आयकर अपीलीय अिधकरण "ई"
ायपीठ मुंबई म ।
IN THE INCOME TAX APPELLATE TRIBUNAL "E" BENCH, MUMBAI ी सी. नाग साद, ाियक सद एवं ी मनोज कुमार अ वाल, लेखा सद के सम ।
BEFORE SHRI C.N. PRASAD, JM AND SHRI MANOJ KUMAR AGGARWAL, AM Miscellaneous Application No.897/Mum/2017 (Arising out of ITA No.7475/Mum/2013) (िनधा रण वष / Assessment Year: 2010-11) Shapoorji Pallonji Infrastructure Deputy Commissioner of Income Tax Capital Co.Ltd. Circle 3(3) बनाम/ 6th Floor, Room No. 609 41/44 Minoo Desai Marg Vs. Aaykar Bhavan Colaba, Mumbai 400 005 M.K.Road, Mumbai-400 020 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. AABCS-4370-B (अपीलाथ /Appellant) : ( यथ / Respondent) Assessee by : Shri Divesh Chawla, Ld. AR Revenue by : Shri V.Justin, Ld. DR सुनवाई की तारीख / : 04/05/2018 Date of Hearing घोषणा की तारीख / : 22/06/2018 Date of Pronouncement ORDER UNDER SECTION 254(2) OF INCOME TAX ACT, 1961 Per Manoj Kumar Aggarwal (Accountant Member)
1. By way of this miscellaneous application, the assessee seeks rectification / recall of the Tribunal ITA No.7475/Mum/2013 dated 21/06/2017.
2 MA No. 897/Mum/2017Arising out of ITA No.7475/Mum/2013 Shapoorji Pallonji Infrastructure Capital Co.Ltd Assessment Year 2010-11
2. The Learned Counsel for assessee [AR], by way of this petition, inter-alia, primarily pleaded that the aforesaid order of the Tribunal failed to consider the fact that Ld. AO did not record the satisfaction as envisaged by Section 14A before applying Rule 8D and disregarded the submissions made by the assessee in this regard during assessment proceedings and therefore, the same constitute mistake apparent from record. It is further contended that the reliance placed on certain judicial pronouncements as to exclusion of strategic investments / investments in subsidiaries have completely been ignored. Per Contra, Ld. DR submitted that the decision of the Tribunal has been rendered after considering various aspects of the matter and therefore, there was no mistake in the order which require rectification.
3. We have carefully heard the rival contentions and perused the relevant material on record including the decision rendered by the Tribunal. After considering the arguments of respective representatives and the relevant material on record, we find that this application is nothing but a review petition in nature. The assessee is merely seeking a review of the order on the same very facts and arguments which were advanced during the hearing of the appeal which has duly been considered while rendering the decision. The plea of non recording of satisfaction has already been dealt with in para-9 of the order. Upon perusal of the order in question, it is quite evident that the decision was rendered with due application of mind after considering the factual matrix, financial statements of the assessee, arguments advanced during hearing, judicial pronouncements relied upon by the respective 3 MA No. 897/Mum/2017 Arising out of ITA No.7475/Mum/2013 Shapoorji Pallonji Infrastructure Capital Co.Ltd Assessment Year 2010-11 representatives and after appreciating the orders of the lower authorities from all angles. The Ld. AR has failed to point out any single mistake which is apparent from record and which require rectification.
4. Before concluding, we find that the scope of rectification, as provided in Section 254(2), is in a very narrow compass and the same could be resorted only in case there was any mistake apparent from record and not otherwise. It is well settled law that statutory authority cannot exercise the power of review unless such power is expressly conferred by the statute or otherwise. We find that this power is missing for the Tribunal and therefore, the pleas raised by the Ld. AR could not be entertained from any angle.
5. Finding not even an iota of credence in the application, the same stand dismissed.
Order pronounced in the open court on 22nd June,2018 Sd/- Sd/-
(C.N.Prasad) (Manoj Kumar Aggarwal) ाियक सद / Judicial Member लेखा सद / Accountant Member मुंबई Mumbai; िदनां क Dated : 22.06.2018 Sr.PS:- Thirumalesh 4 MA No. 897/Mum/2017 Arising out of ITA No.7475/Mum/2013 Shapoorji Pallonji Infrastructure Capital Co.Ltd Assessment Year 2010-11 आदे श की ितिलिप अ ेिषत/Copy of the Order forwarded to :
1. अपीलाथ' / The Appellant
2. (थ' / The Respondent
3. आयकर आयु*(अपील) / The CIT(A)
4. आयकर आयु* / CIT - concerned
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, मुंबई / DR, ITAT, Mumbai
6. गाड. फाईल / Guard File आदे शानुसार/ BY ORDER, उप/सहायक पं जीकार (Dy./Asstt. Registrar) आयकर अपीलीय अिधकरण, मुं बई / ITAT, Mumbai