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 3, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

The Ito, (Exemptions), Ward-1,, ... vs Adarsh Foundation,, Ahmedabad on 12 December, 2018

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                          AHMEDABAD "C" BENCH

               Before: Shri Rajpal Yadav, Judicial Member
               And Shri Amarjit Singh, Accountant Member

                          ITA No. 2204/Ahd/2016
                         Assessment Year 2012-13


         The ITO(Exe mption),                    Adarsh Foundation,
         W ard-1,                                C/o SAL Hospital and
         Ah medabad                         Vs   Medical Institution,
         (Appellant)                             Opp: Doordarshan
                                                 Tower, Drive-in Road,
                                                 Thaltej, Ah medabad
                                                 PAN: AAATA2111J
                                                 (Respondent)


        Reve nue by:         Shri Lalit P. Jai n, Sr. D.R.
        Assessee by:         Shri Bandis h S. Soparka r, A.R.

        Date of hearing                  : 12-12-2018
        Date of pronounce ment          : 12-12-2018

                                  आदेश /ORDER

PER : AMARJIT SINGH, ACCOUNTANT MEMBER:-

This revenue's appeal for A.Y. 2012-13, arises from order of the CIT(A)-9, Ahmedabad dated 17-06-2016, in proceedings under section 143(3) of the Income Tax Act, 1961; in short "the Act".

2. At the outset, after going through the grounds of appeal and the impugned orders of the Revenue authorities below, a query was raised by the Bench as to applicability and maintainability of the appeal filed by the Revenue in view of recent CBDT Circular No.3/2018 dated 11.7.2018 restricting the filling of the appeal by the Revenue where the tax effect is below Rs.20 lakhs, the ld. DR did I.T.A No. 2204/Ahd/2016 A.Y. 2012-13 Page No 2 ITO(Exemption) vs. Adarsh Foundation not dispute the same and submitted that the issue is left to the Tribunal to be decided in accordance with law.

3. We find that the appeal of the Revenue is presented on 26.8.2016. On 11.7.2018 the CBDT has issued Instructions bearing No. 3 of 2018 under file No.F.No.279/Misc.142/2007-ITJ(Pt) prohibiting its subordinate authorities from filing of the appeal to the Tribunal against the order of the CIT(A) where the tax effect by virtue of the relief given by the CIT(A) is less than Rs.20 lakhs. The instructions have been made applicable with retrospective effect, meaning thereby, these instructions are applicable on pending appeals also. In the present case, "tax effect" on the total income assessed minus the tax that would have been chargeable had such total income been reduced by the amount of income in respect of the issue against which appeal is filed, is less than Rs.20 lakhs. Further, the case of the Revenue does not fall within the ambit of exceptions provided in the Circular. Thus, keeping in view the above CBDT circular and provisions of section 268A of the Income Tax Act, we are of the view that the present appeal of the Revenue deserves to be dismissed. It is accordingly dismissed.

However, it is observed that in case on re-verification at the end of the AO it comes to the notice that the tax effect is more or Revenue's case falls within the ambit of exceptions provided in the Circular, then the Department will be at liberty to approach the Tribunal for recall of this order. Such application should be filed within the time period prescribed in the Act. In view of the above, the appeal of the Revenue is dismissed due to low tax effect.

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

Order pronounced in the open court on 12-12-2018 Sd/- Sd/-

 (RAJPAL YADAV)                                          (AMARJIT SINGH)
JUDICIAL MEMBER                                       ACCOUNTANT MEMBER
 I.T.A No. 2204/Ahd/2016    A.Y. 2012-13                     Page No      3
ITO(Exemption) vs. Adarsh Foundation


Ahmedabad : Dated 12 /12/2018

आदेश क त ल प अ े षत / Copy of Order Forwarded to:-

1. Assessee
2. Revenue
3. Concerned CIT
4. CIT (A)
5. DR, ITAT, Ahmedabad
6. Guard file.

By order/आदेश से, उप/सहायक पंजीकार आयकर अपील य अ धकरण, अहमदाबाद