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 1, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Pratap Rajasthan Special Steels, ... vs Assistant Commissioner Of Income Tax, ... on 8 March, 2018

                    vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
      IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR

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

                             vk;dj vihy la-@ITA Nos. 58/JP/2018
                            fu/kZkj.k o"kZ@Assessment Year: 2006-07

     M/s        Pratap       Rajasthan      cuke  ACIT,
     Special Steel Ltd., Road No.-          Vs.   Circle-04
     06, VKI Area, Jaipur                         Jaipur
     LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. AAECP0508M
     vihykFkhZ@Assessee                           izR;FkhZ@Respondent

            fu/kZkfjrh dh vksj ls@ Assessee by   : Manish Agarwal (CA)
             jktLo dh vksj ls@ Revenue by        : Shanmuga Priya(JCIT)

                   lquokbZ dh rkjh[k@ Date of Hearing : 05/03/2018
           ?kks"k.kk dh rkjh[k@ Date of Pronouncement : 08/03/2018

                                      vkns'k@ ORDER

PER: VIKRAM SINGH YADAV, A.M. This is an appeal filed by the assessee against the ex-parte order of ld. CIT (A)-2, Jaipur dated 07.11.2017 in respect of order passed by the Assessing Officer u/s 147 read with section 143(3) and section 144 of the Act.

2. Briefly stated, the facts of the case are that the assessment determining the total income of Rs. 6,67,06,680/-of the assessee was completed u/s 143(3) of the Act. Subsequently, it came to notice of the Assessing Officer that the assessee has sold certain factory land and building for Rs. 5,00,40,330/- and sales consideration has been adopted by Registering authority at Rs. 5,10,45,690/-. It was accordingly observed by the AO that long term capital gains to the extent of Rs. 23,78,809/- has escaped taxation. The proceedings u/s 147 was initiated by issuance of notice u/s 148 of the Act and the reassessment was thereafter completed at an income of Rs. 6,90,85,489/-.

2 ITA No. 58/JP/2018.

M/s Pratap Rajasthan Special Steel Ltd., Jaipur vs. ACIT, Jaipur

3. Being aggrieved, the assessee carried the matter in appeal before the ld CIT(A) who has confirmed the said disallowance holding that the provisions of section 50C are clearly applicable and no details have been furnished by the assessee. Against the said order, the assessee is in appeal before us.

4. During the course of hearing, the ld. AR submitted that the appeal against the original order passed u/s 143(3) is currently pending adjudication before the ld. CIT(A). The ld AR further submitted that the outcome of the said appeal proceedings has a bearing on the subject appeal as capital gains arising on the sale of the same factory land and building was brought to tax in the original assessment order passed u/s 143(3) and under the same sale agreement, an amount of Rs. 23,78,890/- was brought to tax under the impunged proceeding. It was submitted that the said fact was also brought to the notice of the ld CIT(A) however it seems that the same has escaped her attention. It was accordingly requested that the matter may kindly be set aside to the file of the ld. CIT(A) to decide the matter on merit.

5. The ld. DR is heard who has opposed the setting aside of the order to the ld. CIT(A) as sufficient opportunity has already been granted to the assessee and the assessee choose not to appear before the ld. CIT(A). She further relied upon the orders of the lower authorities.

6. We have heard the rival contentions and perused the material available on record. As submitted by the ld. AR, the transaction relating to sale of the factory land and building is pending adjudication before the ld. CIT(A) and the subject appeal also arises out of the same transaction. It would therefore be relevant to know the outcome of the said proceedings arising under the original assessment order passed under section 143(3) of the Act before we decide the present appeal. We accordingly set-aside the matter to the file of 3 ITA No. 58/JP/2018. M/s Pratap Rajasthan Special Steel Ltd., Jaipur vs. ACIT, Jaipur ld. CIT(A) to decide the same afresh. Needless to say, the assesse shall attend to the proceedings before the ld CIT(A), shall not seek any adjournment without reasonable cause and shall submit necessary information documentation as may be called for by the ld. CIT(A).

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

Order pronounced in the open Court on 08/03/2018.

                Sd/-                                                   Sd/-

           ¼fot; ikWy jko½                                    ¼foØe flag ;kno½
           (Vijay Pal Rao)                                (Vikram Singh Yadav)
     U;kf;d lnL;@Judicial Member                   ys[kk lnL;@Accountant Member
Jaipur
Dated:- 08/03/2018.
Ganesh Kumar/

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

1. The Assessee- M/s Pratap Rajasthan Special Steel Ltd., Jaipur
2. The Respondent - ACIT, Jaipur
3. The CIT.
4. The CIT (4),
5. The DR, ITAT, Jaipur
6. Guard File (ITA No. 58/JP/2018) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar