Income Tax Appellate Tribunal - Delhi
Suraj Prakash Manchanda, Delhi vs Income Tax Officer, New Delhi on 16 March, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "SMC", NEW DELHI
BEFORE SHRI R. K. PANDA, ACCOUNTANT MEMBER
MA No.226/Del/2016
(In ITA No.7073/Del/2014)
Assessment Year : 2008-09
ITO, Ward- 67(3), Suraj Prakash Manchanda,
New Delhi. Vs. H.No.C-2/35B, Keshav Puram,
Delhi.
PAN : AAGPM5280Q
(Appellant) (Respondent)
C.O. No.196/Del/2015
(In ITA No.7073/Del/2014)
Assessment Year : 2008-09
Suraj Prakash Manchanda, ITO, Ward- 67(3),
H.No.C-2/35B, Keshav Puram, Vs. New Delhi.
Delhi.
PAN : AAGPM5280Q
(Appellant) (Respondent)
Department by : Shri B. R. Mishra, Sr.DR
Assessee by : Shri Suraj Prakash Manchanda
(Assessee)
Date of hearing : 15-02-2018
Date of pronouncement : 16-03-2018
ORDER
PER R. K. PANDA, AM :
The Revenue through this Miscellaneous Application requests the Tribunal to recall the order passed by it dismissing the appeal filed by the Revenue.
2. Ld. DR referring to the Miscellaneous Application filed by the Revenue submitted that the Tribunal has dismissed the appeal filed by the Revenue on the 2 MA No.226/Del/2016 C.O. No.196/Del/2015 ground that the tax effect in the impugned appeal is below the limit prescribed by the CBDT. Further, the issue of exemption u/s 10(10C) is for employees of the SBI and Associates Banks under the Staff Supervising Exit Option Scheme. He submitted that the Tribunal while deciding the appeal has not considered the fact that the relief allowed by the ld. CIT(A) to the assessee is against the CBDT Instruction dated 06.10.2009 which clearly qualifies the impugned appeal to fall under the realm of exceptional clause 8(b) of CBDT's Circular 21/2015 dated 10.12.2015. Further, the Tribunal has not considered the submission made in the detailed note by the Revenue filed along with the necessary documents at the time of filing of appeal. He accordingly submitted that the order of the Tribunal be recalled and fresh order be passed after hearing both the sides.
3. The assessee himself appeared before the Tribunal and submitted apart from dismissing the appeal filed by the Revenue on account of low tax effect the Tribunal has also decided the issue on merit by following the decision of the Hon'ble Bombay High Court in the case of S.B.I. Exit Optees' Association vs. CBDT in Writ Petition No.1718 of 2011 order dated 17.08.2012 and held that the issue is in favour of the assessee. Therefore, the Revenue through this Miscellaneous Application is trying to persuade the Tribunal to review its own order which is not permissible in law. He accordingly submitted that the Miscellaneous Application filed by the Revenue should be dismissed. 3 MA No.226/Del/2016 C.O. No.196/Del/2015
4. He further submitted that the Miscellaneous Application filed by the Revenue is also barred by limitation since the same has been filed after two years of the order of the Tribunal dismissing the appeal filed by the Revenue. Therefore, the Miscellaneous Application is not maintainable.
5. I have considered the rival arguments made by both the sides and perused the material available on record. I find the Tribunal apart from dismissing the appeal filed by the Revenue on account of low tax effect has also decided the issue in favour of the assessee by following the decisions of the Hon'ble Bombay High Court in the case of S.B.I. Exit Optees' Association (supra) and has held that the issue is in favour of the assessee. Since the Tribunal has decided the issue on merit also, therefore, recalling of the order on the basis of Miscellaneous Application filed by the Revenue amounts to review of its own order by the Tribunal which is not permissible in law. Therefore, the Miscellaneous Application filed by the Revenue being devoid of merit is being dismissed.
C.O. No.196/Del/2015 (By Assessee) :
6. After hearing both the sides, I find the assessee in the Cross Objection has basically challenged the appeal filed by the Revenue as being not maintainable in law as also facts by relying on various decisions according to which identical issue has been decided by the Co-ordinate Benches of the Tribunal and, therefore, the appeal filed by the Revenue has to be dismissed. 4 MA No.226/Del/2016 C.O. No.196/Del/2015
7. I find the issue relating to exemption u/s 10(10C) on account of voluntarily retirement of employees of various banks under the Exist Option Schemes, 2005 has been decided in favour of the assessee by the Coordinate Benches of the Tribunal. The Tribunal while deciding the issue has relied on the decision of the Hon'ble Bombay High Court and dismissed the appeal filed by the Revenue. Since I have already dismissed the appeal filed by the Revenue, therefore, the Cross Objection filed by the assessee becomes infructuous. Accordingly, the same is dismissed.
8. In the result, the Miscellaneous Application filed by the Revenue as well as the Cross Objection filed by the assessee are dismissed.
Order pronounced in the open court on 16th March, 2018.
Sd/-
(R. K. PANDA) ACCOUNTANT MEMBER Dated: 16-03-2018.
Sujeet Copy of order to: -
1) The Appellant
2) The Respondent
3) The CIT
4) The CIT(A)
5) The DR, I.T.A.T., New Delhi
By Order
//True Copy//
Assistant Registrar
ITAT, New Delhi