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 4, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Gulshan Kumar Jhurani, New Delhi vs Acit, New Delhi on 4 October, 2019

         IN THE INCOME TAX APPELLATE TRIBUNAL
                DELHI BENCHES "C": DELHI

     BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
                        AND
     SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                      ITA.No.704/Del./2015
                    Assessment Year 2010-2011

Shri Gulshan Kumar                     The ACIT,
Jhurani, B-226A, Greater               Circle - 37 (1),
Kailash Part-1, New Delhi.        vs., New Delhi.
PIN - 110 048.                         PIN - 110 001.
PAN ACHPJ2336H
        (Appellant)                           (Respondent)

                    For Assessee : Shri Ashwani Kumar, C.A.
                    For Revenue : Shri S.S. Rana, CIT-D.R.

              Date of Hearing : 03.10.2019
       Date of Pronouncement : 04.10.2019

                                 ORDER

PER BHAVNESH SAINI, J.M.

This appeal by Assessee has been directed against the Order of the Ld. CIT(A)-XX, New Delhi, Dated 19.11.2014 for the A.Y. 2010-2011, challenging the levy of penalty under section 271(1)(c) of the I.T. Act, 1961.

2. We have heard the Learned Representatives of both the parties and perused the material on record. 2

ITA.No.704/Del./2015 Shri Gulshan Kumar Jhurani, New Delhi.

3. The assessee in the present appeal has challenged the levy of penalty under section 271(1)(c) of the I.T. Act. The assessee also raised additional ground of appeal stating therein that levy of the penalty is unjustified because A.O. has not specified whether penalty have been levied for concealment of particulars of income or furnishing inaccurate particulars of income. Since it is a legal issue, therefore, same is admitted for disposal of the appeal.

4. Learned Counsel for the Assessee referred to show cause notice Dated 28.03.2013 which was issued for levy of penalty in which the A.O. has mentioned as under:

"Have concealed the particulars of your income or furnished inaccurate particulars of such income."

4.1. He has, therefore, submitted that the issue is covered by the Judgment of the Hon'ble Delhi High court in the case of Pr. CIT vs. M/s. Sahara India Life Insurance Company Ltd., 2019 (8) TMI 409 (Del.) vide Judgment Dated 02.08.2019 in paras 21 and 22 held as under : 3

ITA.No.704/Del./2015 Shri Gulshan Kumar Jhurani, New Delhi.
"21. The Respondent had challenged the upholding of the penalty imposed under Section 271(1) (c) of the Act, which was accepted by the ITAT. It followed the decision of the Karnataka High Court in CIT v. Manjunatha Cotton & Ginning Factory 359 ITR 565 (Kar) and observed that the notice issued by the AO would be bad in law if it did not specify which limb of Section 271(1) (c) the penalty proceedings had been initiated under i.e. whether for concealment of particulars of income or for furnishing of inaccurate particulars of income. The Karnataka High Court had followed the above judgment in the subsequent order in Commissioner of Income Tax v. SSA's Emerald Meadows (2016) 73 Taxman.com 241 (Kar), the appeal against which was dismissed by the Supreme Court of India in SLP No.11485 of 2016 by order dated 5th August, 2016.
22. On this issue again this Court is unable to find any error having been committed by the ITAT. No substantial question of law arises."
4

ITA.No.704/Del./2015 Shri Gulshan Kumar Jhurani, New Delhi.

5. The Ld. D.R. on the other hand, relied upon the Orders of the authorities below and relied upon Judgment of Hon'ble Madras High Court in the case of Sundaram Finance Ltd., vs. CIT [2018] 93 taxmann.com 250 (Mad.) and Judgment of Hon'ble Supreme Court in the case of Sundaram Finance Ltd., vs. CIT [2018] 99 taxmann.com 152 (SC).

6. We have considered the rival submissions. In this case, the A.O. issued show cause notice for levy of penalty in which A.O. has mentioned both the limbs of section 271(1)(c) of the Act that assessee has concealed the particulars of income or furnished inaccurate particulars of such income. The issue of the notice is bad in law as it did not specify under which limb of Section 271(1)(c) of the I.T. Act, penalty proceedings have been initiated whether for concealment of particulars of income or furnishing of inaccurate particulars of income. The issue is, therefore, covered by Judgment of Hon'ble Karnataka High Court in the case of CIT vs. M/s. SSAs Emerald Meadows 73 taxmann.com 241 (Kar.) and confirmed by the Hon'ble 5 ITA.No.704/Del./2015 Shri Gulshan Kumar Jhurani, New Delhi.

Supreme Court reported in 73 taxmann.com 248 (SC). Further, the Hon'ble Delhi High court in the case of Pr. CIT vs. M/s. Sahara India Life Insurance Company Ltd., (supra) decided the same issue in favour of the assessee. Following the same, we are of the view that since notice is bad in law, therefore, the entire penalty proceedings are vitiated and as such no penalty is leviable against the assessee. We, accordingly, set aside the Orders of the authorities below and cancel the penalty.

7. In the result, appeal of assessee allowed.

Order pronounced in the open Court.

 Sd/-                                Sd/-
(PRASHANT MAHARISHI)                (BHAVNESH SAINI)
ACCOUNTANT MEMBER                  JUDICIAL MEMBER
Delhi, Dated 04th October, 2019
VBP/-
Copy to
1. The appellant
2. The respondent
3. CIT(A) concerned
4. CIT concerned
5. D.R. ITAT "C" Bench
6. Guard File
                      // BY Order //


Asst. Registrar : ITAT Delhi Benches : Delhi.