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 5, Cited by 0]

Income Tax Appellate Tribunal - Pune

Deputy Commissioner Of Income-Tax, ... vs M/S Darode Jog Homes P Ltd.,, Pune on 19 April, 2023

            ॥ आयकर अपीलीय न्यायाधिकरण, पुणे "ए" न्यायपीठ, पुणे में ॥
IN THE INCOME TAX APPELLATE TRIBUNAL, PUNE "A" BENCH, PUNE
              BEFORE HON'BLE SHRI S. S. GODARA, JUDICIAL MEMBER
                                           AND
                SHRI G. D. PADMAHSHALI, ACCOUNTANT MEMBER
                       आयकर अपऩल सं. / ITA No. 845/PUN/2022
                      निर्धारण वर्ा / Assessment Year : 2015-16

      Dy. Commissioner of Income Tax
      Circle 1(1), Pune                                . . . . . . . अपऩलधथी / Appellant

                                       बनाम / V/s

      M/s Darode Jog Homes Pvt. Ltd.,
      1212, Darode Jog House, Apte Rd.,
      Deccan Gymkhana, Pune- 411 004
      PAN: AADCD4828M                                  . . . . . . . प्रत्यथी / Respondent

                                  द्वारा / Appearances
                    Assessee by     : Shri Nikhil Pathak & Prasanth Pardeshi
                    Revenue by      : Shri Ramnath Murkunde
             सपिवधई की तधरऩख / Date of conclusive Hearing : 28/03/2023
             घोर्णध की तधरऩख / Date of Pronouncement      : 28/03/2023
                                    आदे श / ORDER

      PER G. D. PADMAHSHALI, AM;

The Revenue challenges the action of the National Faceless Appeal Centre, Delhi [for short "NFAC"] passing an order dt. 19/07/2022 u/s 250 of the Income-tax Act, 1961 [for short "the Act"] setting aside the order of rectification dt. 20/07/2021 passed u/s 154 of the Act by the Income Tax Officer Ward 1(1), Pune [for short "AO"] for the assessment year [for short "AY"] 2015-16. ITAT-Pune Page 1 of 4

M/s. Darode Jog Homes Pvt. Ltd., ITA No. 845/PUN/2022 AY: 2015-16

2. Heard the rival contentions of both the parties; and subject to the provisions of rule 18 of ITAT, Rules 1963 perused the material placed on record.

3. By the extant appeal, the Revenue through Ld. DR contends that, the order of rectification u/s 154 of the Act was passed following the due procedure and after according reasonable opportunity to assessee; hence the Ld. NFAC has grossly erred in setting aside the said order with a direction to consider the issue de-nova. Per-contra, the Ld. AR supports the action of Ld. NFAC.

4. Without going into the merits of the case, we note that; assessee's return of income was subjected to scrutiny through CASS mechanism and the final assessment u/s 143(2) of the Act was concluded accepting returned income without variation. Post culmination of assessment, the Ld. AO by a solitary notice dt. 21/01/2021 to the assessee proposed his intention to correct the apparent mistake in allowing the 'excess claim of premium on debenture redemption' in the scrutiny assessment. When the notice remained unattended, the Ld. AO without ITAT-Pune Page 2 of 4 M/s. Darode Jog Homes Pvt. Ltd., ITA No. 845/PUN/2022 AY: 2015-16 further notice to the assessee has carried out the rectification enhancing the assessment u/s 154 of the Act. When the matter travelled to first appellate forum, Ld. NFAC invoking the power u/s 251(1)(c) of the Act has set- aside the aforesaid order of rectification and restore the matter back to Ld. AO with a direction to consider the objection of the assessee and decide the matter a fresh.

5. In adjudicating this sole clinching issue as to whether the Ld. AO detoured from the set-procedure laid section 154 of the Act, we without re-producing the text of section 154 of the Act state that, the assessing officer invoking the provisions of section 154 to rectify the any apparent mistake, after his proposition to rectify is communicated to the assessee, by virtue of s/s (3) is further obligated to provide a reasonable opportunity of being heard to the assessee in all such cases where the proposed rectification has the effect of enhancing an assessment or reducing a refund or otherwise increasing the liability of the assesse.

6. In the extant case however, it remained an undisputed fact that, the Ld. AO after communicating his ITAT-Pune Page 3 of 4 M/s. Darode Jog Homes Pvt. Ltd., ITA No. 845/PUN/2022 AY: 2015-16 proposition to rectify the original order of assessment, has without further opportunity carried out the rectification sidestepping from the provisions of s/s (3) of section 154 of the Act and thus in violation principle of audi alteram partem. However, this irregularity committed would not render the rectification altogether null and void, hence the action of Ld. NFAC in the light of decision of Hon'ble Apex Court in "Deepak Agro Foods Vs State of Rajasthan"

reported in 16 VST 454 (SC) is well within the law, therefore we do not see any reason to interfere therewith.

7. In result, the appeal of the Revenue is DISMISSED.

In terms of rule 34 of ITAT Rules, the order pronounced in the open court on this Tuesday 28th day of March, 2023.

                        -S/d-                                             -S/d-
                      S. S. GODARA                              G. D. PADMAHSHALI
                 JUDICIAL MEMBER                             ACCOUNTANT MEMBER

पुणे / PUNE ; दिन ां क / Dated : 19th day of April, 2023. Ashwini आदे श की प्रधिधलधप अग्रेधिि / Copy of the Order forwarded to :

1.अपील र्थी / The Appellant. 2. प्रत्यर्थी / The Respondent.
3. The Pr. CIT -1, Pune (MH-India) 4. The CIT(A)-NFAC, Delhi (India)
5. DR, ITAT, Pune Bench 'A', Pune 6. ग र्ड फ़ इल / Guard File.

आिे श नुस र / By Order वररष्ठ दनजी सदिव / Sr. Private Secretary आयकर अपीलीय न्य य दिकरण, पुणे / ITAT, Pune.

ITAT-Pune Page 4 of 4