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 3]

Income Tax Appellate Tribunal - Delhi

Swati Health And Education Services ... vs Dcit, Central Circle, Noida on 14 May, 2019

          IN THE INCOME TAX APPELLATE TRIBUNAL
              DELHI BENCH: 'SMC' NEW DELHI

     BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER

                    I.T.A .No.-8172/Del/2018
                  (ASSESSMENT YEAR-2012-13)

SWATI HEALTH AND EDUCATIONAL          vs DCIT, CENTRAL
SERVICES P. LTD.,                        CIRCLE, NOIDA
D-14, 2ND FLOOR, PREET VIHAR,
NEW DELHI - 92
PAN No. AAJCS7569L)

(APPELLANT)                              (RESPONDENT)
      Appellant by            Sh. Vippun Mittal, CA
      Respondent by           Shri S.L. Anuragi, Sr. DR


                                ORDER

This appeal filed by the Assessee is directed against the order dated 25.10.2018 of the Ld. CIT(Appeals)-IV, Kanpur relevant to assessment year 2012-13 on the following grounds of appeal: -

1) On the facts and circumstances of the case and in law, the initiation of assessment proceedings and issue/ services of notices are not in accordance with the provisions of law and accordingly the assessment order passed on the foundation of such notice(s) is liable to be quashed and the CIT(A) erred in not holding so.
2) On the facts and circumstances of the case and in law, the addition of Rs. 1,94,000/- made by the AO on account of alleged unexplained cash credit u/s. 68 of the Income Tax Act, 1961 is 2 beyond the scope / jurisdiction of provisions of section 153A of the Income Tax Act, 1961 and CIT(A) erred in not holding so.
3) On the facts and circumstances of the case and in law, the CIT(A) erred in confirming addition of Rs. 1,94,000/- made by the AO on account of alleged unexplained cash credit u/s.

68 of the Income tax Act, 1961.

4) On the facts and circumstances of the case and in law the CIT(A) erred in passing exparte order.

5) On the facts and circumstances of the case and in law, the CIT(A) erred in not adjudicating the grounds of appeal on merit.

6) On the facts and circumstances of the case and in law, the order passed by CIT(A) is against the principles of natural justice.

The aforesaid grounds of appeal are without prejudice to each other.

2. Facts narrated by the revenue authorities are not disputed by both the parties, hence, the same are not repeated here for the sake of convenience.

3

3. Ld. Counsel of the assessee stated that Ld. CIT(A) has not given proper opportunity to assessee to present his case; passed the exparte order despite the fact that the assessee was prevented from appearing because of the reasons beyond the control of the assessee. Hence, he requested that the issues in dispute may be set aside to the file of the Ld. CIT(A) to decide the same afresh, after giving adequate opportunity of being heard to the assessee.

4. On the other hand, Ld. DR relied upon the orders of the authorities below and not objected the request of the ld. counsel for the assessee.

5. After hearing both the parties and perusing the impugned order, I am of the view that Ld. CIT(A) has passed the exparte order without discussing in detail the facts and circumstances of the case and also did not deal the issue on merit and passed a non-speaking order by dismissing the appeal of the assessee. However, it is a settled law that even an administrative order has to be speaking one. 5.1 In this regard, I draw support from Hon'ble Apex Court in the case M/s Sahara India (Farms) Vs. CIT & Anr. in [2008] 300 ITR 403 wherein it has held that even "an administrative order has to be consistent with the rules of natural justice".

6. In the background of the aforesaid discussions and respectfully following the precedent, as aforesaid, I remit 4 back the issues in dispute to the files of the Ld. Commissioner of Income Tax (Appeals) to consider each and every aspects of the issues involved in the Appeal and decide the same afresh and pass a speaking order by consider all the evidences/documents. Needless to add that the assessee should be given adequate opportunity of being heard. However, the Assessee is directed to file all the evidences/documents etc. before him to substantiate his case. Assessee is also directed not to take any unnecessary adjournment in the proceedings.

7. In the result, the Appeal filed by the Assessee stands allowed for statistical purpose.

Order pronounced on 14/05/2019.

Sd/-

[H.S. SIDHU] JUDICIAL MEMBER Dated: 14/05/2019 *SR BHATNAGAR* Copy forwarded to: -

1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR, ITAT TRUE COPY By Order, ASSISTANT REGISTRAR