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 0, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Acit, Jaipur vs Jypore Manufacturing Jewellers Pvt. ... on 18 October, 2019

                 vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
     IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCH 'B', JAIPUR

     Jh fot; iky jkWo] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
BEFORE: SHRI VIJAY PAL RAO, JM & SHRI VIKRAM SINGH YADAV, AM

                      vk;dj vihy la-@ITA No. 449/JP/2014
                     fu/kZkj.k o"kZ@Assessment Year : 2006-07.
The Assistant Commissioner of cuke M/s.        Jypore      Manufacturing
Income Tax,                       Vs. Jewellers Pvt. Ltd.,
Central Circle-3,                     Plot No. 1 & 2, Ratan Shikha
Jaipur.                               Building, Near Gokhle Park,
                                      Janta Colony, Jaiupr.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No. AAACJ 4640 C
vihykFkhZ@Appellant                   izR;FkhZ@Respondent

       jktLo dh vksj ls@ Revenue by : Shri B.K. Gupta (CIT)
       fu/kZkfjrh dh vksj ls@Assessee by : Shri S.L. Poddar (Advocate)

                 lquokbZ dh rkjh[k@ Date of Hearing :   17.10.2019
       ?kks"k.kk dh rkjh[k@ Date of Pronouncement :     18.10.2019

                                   vkns'k@ ORDER
PER VIJAY PAL RAO, JM :

This appeal by the department is directed against the order dated 28.03.2014 of ld. CIT (A), Ajmer for the assessment year 2006-07. As per the grounds of appeals, the tax effect calculated by the AO in the appeal in respect of the relief granted by the ld. CIT (Appeals) which has been challenged in the present appeal is less than Rs. 50,00,000/- respectively.

2. We have heard the ld. D/R as well as the ld. A/R. At the outset, we note that the tax effect in this appeal is not exceeding the monetary limit as revised by the CBDT vide Circular dated 08.08.2019 for the purpose of filing of appeal by the 2 ITA No. 449/JP/2014 M/s. Jypore Manufacturing Jewellers P. Ltd., Jaipur. department before the Income Tax Appellate Tribunal from Rs. 20,00,000/- to Rs. 50,00,000/-. For ready reference, we reproduce the CBDT Circular No. 17 of 2019 dated 08.08.2019 as under :-

Further Enhancement of Monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/appeals before Supreme Court - Amendment to Circular 3 of 2018 - Measures for reducing litigation.
Circular No. 3/2018 dated 11th July 2018 has been replaced by Circular No. 17/2019 dated 8th August 2019 to enhance Monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/appeals before Supreme Court for reducing litigation.
             Appeals/SLPs in Income-     Monetary Limit (Rs.) Monetary Limit (Rs.)
             tax matters                 (previous limit)     (Revised Limit)
             Before Appellate Tribunal   20,00,000            50,00,000
             Before High Court           50,00,000            1,00,00,000
             Before Supreme Court        1,00,00,000          2,00,00,000


• The Assessing Officer shall calculate the tax effect separately for every assessment year in respect of the disputed issues in the case of every assessee. If, in the case of an assessee, the disputed issues arise in more than one assessment year, appeal can be filed in respect of such assessment year or years in which the tax effect in respect of the disputed issues exceeds the monetary limit. No appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit.
• Further, even in the case of composite order of any High Court or appellate authority which involves• more than one assessment year and common issues in more than one assessment year, no appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit.
• In case where a composite order/ judgement involves more than one assessee, each assessee shall be• dealt with separately."
3 ITA No. 449/JP/2014
M/s. Jypore Manufacturing Jewellers P. Ltd., Jaipur.
Accordingly, the appeal of the department is not maintainable being monetary limit is less than/not exceeding Rs. 50,00,000/-.

3. The department is at liberty to file the Miscellaneous Application in case the tax effect in this appeal is found to be more then Rs. 50,00,000/- or the case falls in any of the exceptions of the circular.

4. In the result, appeal of the department is dismissed.

Order pronounced in the open court on 18/10/2019.

              Sd/-                                               Sd/-
       ¼foØe flag ;kno½                                   ¼ fot; iky jkWo ½
   (Vikram Singh Yadav)                                (VIJAY PAL RAO)
ys[kk lnL;@Accountant Member                    U;kf;d lnL;@Judicial Member

Tk;iqj@Jaipur
fnukad@Dated:-       18/10/2019.
das/

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant-The ACIT,Central Circle-3, Jaipur.
2. izR;FkhZ@ The Respondent-M/s. Jypore Manufacturing Jewellers Pvt. Ltd.
Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File {ITA No.449/JP/2014} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar 4 ITA No. 449/JP/2014 M/s. Jypore Manufacturing Jewellers P. Ltd., Jaipur.