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 - Chennai

M/S. Hi-Tech Rock Products & Aggregates ... vs Dcit, Cc - Ii (2),, Chennai on 27 May, 2020

                    आयकर अपीलीय अिधकरण, ''सी"     ायपीठ, चे ई
  IN THE INCOME-TAX APPELLATE TRIBUNAL 'C' BENCH, CHENNAI
            ी जॉज माथन,   ाियक सद   एवं ी एस जयरामन, लेखा सद       के सम
              Before Shri George Mathan, Judicial Member &
                 Shri S. Jayaraman, Accountant Member

                      I.T.A. Nos.97 & 98/Chny/2020
           िनधारण वष/Assessment Year :2010-11& 2013-14

M/s. Hi-Tech Rock Products &                    The Deputy Commissioner of
Aggregates Ltd.,                            Vs. Income Tax,
Mount Poonamalle Road,                          Company Circle II(2),
P.O. Box 979, Manapakkam,                       Chennai.
Chennai 600 089.

[PAN: AACCH0917J]

        (अपीलाथ /Appellant)                                    (     थ /Respondent)

          अपीलाथ की ओर से / Appellant by     :   Ms. N.V. Lakshmi, Advocate
                थ की ओर से/Respondent by     :   Ms. S. Vijaya Prabha, Addl. CIT
       सु नवाई की तारीख/ Date of hearing     :   27.05.2020
घोषणा की तारीख /Date of Pronouncement        :   27.05.2020

                              आदे श /O R D E R

PER GEORGE MATHAN, JUDICIAL MEMBER:

These two appeals are filed by the assessee against the separate orders of the ld. Commissioner of Income Tax (Appeals)-6, Chennai in ITA No. 5/CIT(A)-6/2017-18 dated 19.11.2019 for the assessment year 2010-11 and ITA No. 71/CIT(A)-6/2016-17 dated 19.11.2019 for the assessment year 2013-14. Ms. N.V. Lakshmi, Advocate represented on behalf of the assessee and Mrs. S. Vijaya Prabha, Addl. CIT represented on behalf of the Revenue.

2 I.T.A. Nos. 97 & 98/Chny/20

2. It was submitted by the ld. AR that the assessee has filed its appeals in time. Nearly after two years of filing of the appeals and after hearing the assessee on merits, the ld. CIT(A) has dismissed the appeals of the assessee on technical grounds without granting an opportunity to the assessee to correct the technical defects. It was the submission that the technical mistakes pointed out were mistake in the verification, mistake in the disputed demand as noted in Form 35 and inadvertently mentioning of the section number in the impugned Form 35. It was a prayer that the assessee may be granted an opportunity to rectify the mistake before the ld. CIT(A) and the ld. CIT(A) may be directed to decide the issues on merits in the appeals of the assessee.

3. In reply, the ld. DR submitted that the adjudication in respect of the technical matters is purely factual and it cannot be considered as standard operating procedure or as covered matter passed in similar circumstances and issues have been restored to the file of the ld. CIT(A). She vehemently supported the order of the ld. CIT(A). It was the submission that the order of the ld. CIT(A) is liable to be upheld.

4. We have considered the rival submissions. A perusal of the facts of the case clearly shows that the ld. CIT(A) has dismissed the assessee's appeal on mistakes committed by the assessee in the Form 35, which has been filed, which are technical issues. It is very much known to law that 3 I.T.A. Nos. 97 & 98/Chny/20 when substantial justice is pitted against technicalities then substantial justice is to prevail. It is further noticed that the assessee has not been put to notice in respect of defect in the appeal filed by the assessee. This being so, in the interest of natural justice, we are of the view that the issue must be restored to the file of the ld. CIT(A) for readjudication, and we do so. The ld. CIT(A) shall grant the assessee adequate opportunity to rectify all such defects of technicalities as pointed out by him. After rectification of the defects, the ld. CIT(A) shall adjudicate the appeals of the assessee on merits. If the assessee does not rectify the defects within sixty days of the notice of defects being intimated by the ld. CIT(A), the ld. CIT(A) shall be at liberty to draw due inference.

3. In the result, both the appeals filed by the assessee are partly allowed for statistical purposes.

Order pronounced on 27th May, 2020 at Chennai.

 Sd/-                                                                 Sd/-
 (S. JAYARAMAN)                                          (GEORGE MATHAN)
 ACCOUNTANT MEMBER                                        JUDICIAL MEMBER

Chennai, Dated, the 27.05.2020

Vm/-

आदे श की ितिलिप अ ेिषत/Copy to: 1. अपीलाथ /Appellant, 2. थ / Respondent, 3. आयकर आयु (अपील)/CIT(A), 4. आयकर आयु /CIT, 5. िवभागीय ितिनिध/DR & 6. गाड फाईल/GF.