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 6, Cited by 0]

Income Tax Appellate Tribunal - Amritsar

Mohammad Hanifa,Chumik, Baroo, Kargil ... vs Income Tax Officer, Srinagar on 28 August, 2025

              IN THE INCOME TAX APPELLATE TRIBUNAL
                    AMRITSAR BENCH, AMRITSAR
                               (HYBRID COURT)
 BEFORE SH. MANOJ KUMAR AGGARWAL, ACCOUNTANT MEMBER
       AND SH. UDAYAN DASGUPTA, JUDICIAL MEMBER

                             I.T.A. No. 678/Asr/2024
                            Assessment Year: 2016-17


Mohd. Hanifa                         Vs.            Income Tax Officer,
Main Road Dal Gate                                  Ward-3(1), Rajbagh,
Near Bus Stop, Srinagar                             Srinagar
190001, Jammu & Kashmir
[PAN: AHAPH 1539E]
  (Appellant)                                        (Respondent)


   Appellant by                 :   Sh. Ishtiyaq Ahmad Wani, C.A.
   Respondent by                :   Sh. Charan Dass, Sr. D. R.
   Date of Hearing              :   07.08.2025
   Date of Pronouncement        :   28.08.2025

                                     ORDER

Per Udayan Dasgupta, J.M.:

This appeal is filed by the assessee against the order of the ld. CIT(A) NFAC, Delhi dated 18.10.2024 passed u/s 250 of the Income Tax Act, 1961 which has emanated from the order of the AO, NFAC passed u/s 147 r.w.s. 144B of the Act, dated 29.01.2024.

2

I.T.A. No. 678/Asr/2024 Assessment Year: 2016-17

2. The assessee has taken five grounds of appeal and one of the grounds relates to the issue that no proper opportunity of hearing has been allowed by the ld. first appellate authority and as apparent from the appellate order notices of hearing has been issued through ITBA portal and the ld. first appellate authority has sustained the addition without appreciating the preliminary facts of the case that the assessee is a resident of Kargil, Ladakh and his covered by the Scheduled Tribes certificate. Apart from the above, the assessee has also challenged the initiations of proceedings on legal grounds on the validity of issue of notice under section 148 of the Act, being issued by the A.O. without jurisdiction.

3. The brief facts of the case are that the assessee has deposited an amount of Rs.84 (eight four) lakhs in cash in his Bank A/c with Jammu & Kashmir Bank (A/c No. xxxxx00338) during the financial year 2015-16 (relating to the year under appeal). In absence of any response to various notices issued by the Assessing Officer, the assessment was completed ex-parte by determining the total income at Rs.11.77 lakhs (being 10% of total bank credits of Rs.1.17 lakhs).

4. The matter was carried in appeal and the ld. first appellate authority dismissed the appeal in absence of any response from the assessee and upholding the estimation of the AO as reasonable.

3

I.T.A. No. 678/Asr/2024 Assessment Year: 2016-17

5. In course of appeal before the Tribunal, the ld. AR of the assessee submitted a short paper book containing 54 pages consisting of copy of Shop Registration Certificate issued by administration of Union Territory of Ladakh under Shop and Establishment Act, 1996, as proof that the assessee is carrying on business of electronic items under the trade name of Asian Traders. He further stated that the asssessee belongs to the Balti Tribe as defined u/s Jammu & Kashmir Scheduled Tribes, issuance of Certificate Rules, 1990 (copy of the said certificate is enclosed in paper book page no. 35). The assessee has also submitted copes of VAT Registration Certificate, purchase bills of suppliers and copy of his Aadhar card to prove the existence of his business.

6. The ld. AR further submitted that the assessee being a Member of a Scheduled Tribes as defined in Clause 25 of Article 266 of the Constitution of India and residing in the Ladakh region of the State of Jammu & Kashmir, his income is exempted u/s 10(26) of the Act, 1961 and he is not liable to pay any income tax. He further submitted that this information was brought to the knowledge of the Assessing Officer but the Assessing Officer has not taken the same into cognizance and subsequently the ld. first appellate authority has also not discussed the said provisions in his appellate order.

4

I.T.A. No. 678/Asr/2024 Assessment Year: 2016-17

7. As such, he prays that the addition made by the Assessing Officer and sustained by the ld. CIT(A) may please be deleted because the assessee's income is exempted u/s 10(26).

8. The ld. DR relied on the order of the ld. CIT(A) but has no objection if the documentary evidences which are now submitted before the Tribunal for the first time be examined by the Assessing Officer and the matter is remanded back to the AO for fresh assessment.

9. We have heard the rival submissions and considered the materials on record and we find that the Assessing Officer has not discussed regarding the existence of the certificates issued by the office of the Tehsildar Kargil, Government of Jammu & Kashmir certifying the assessee as a member of the Scheduled Tribes. From the documentary evidences submitted before us, we are of the opinion that as per provisions of section 10(26) of the Act, any income which accrues or arises to the assessee from any source in the areas in the Ladakh region of the State of Jammu & Kashmir shall not be included in computing the total income of the previous year. On the basis of the certificate and the documentary evidences produced the assessee is carrying on the business located at Kargil and is claimed to be covered by section 10 (26) of the Act. However, these documentary evidences produced before us now has 5 I.T.A. No. 678/Asr/2024 Assessment Year: 2016-17 not been discussed neither by the Assessing Officer nor by the ld. CIT(A) and the authenticity of these documents needs to be verified and enquired upon.

10. As such, in the interest of justice, we set aside the case back to the files of the Assessing Office for fresh assessment after causing necessary enquiry and verification of the documentary evidences submitted by the assessee. The assessee is also directed to submit all these documentary evidences before the Assessing Officer and to furnish necessary explanations in support of his contention and claim u/s 10 (26) of the Act, and to fully cooperate in the fresh assessment proceedings.

11. The assessee will be allowed the claim of exemption u/s 10 (26) of the Act, subject to verification and authentication of documentary evidence.

12. The assessee to be allowed reasonable opportunity of being heard.

13. In the result, the appeal filed by the assessee is allowed for statistical purpose.

Order pronounced in accordance with Rule 34(4) of the Income Tax (Appellate Tribunal) Rules, 1963 as on 28.08.2025.

         Sd/-                                                      Sd/-
 (Manoj Kumar Aggarwal)                                    (Udayan Dasgupta)
   Accountant Member                                         Judicial Member
*GP/Sr.PS*
Copy of the order forwarded to:
(1)The Appellant:
                           6
                                                 I.T.A. No. 678/Asr/2024
                                               Assessment Year: 2016-17

(2) The Respondent:
(3) The CIT concerned
(4) The Sr. DR, I.T.A.T
                              True Copy
                                    By Order