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 0, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Innovative Co-Operative Urban Bank ... vs Assessee on 21 March, 2011

              IN THE INCOME TAX APPELLATE TRIBUNAL
                    (DELHI BENCH 'I' NEW DELHI)

             BEFORE SMT. DIVA SNGH, JUDICIAL MEMBER
                                AND
              SHRI B.K. HALDAR, ACCOUNTANT MEMBER

                      I.T.A. No.2094 /Del/2011
                     Assessment year : 2005-06

           Innovative Cooperative Urban             DIT (CIB),
           Bank Ltd., C.2/2, Ist Floor,             New Delhi
           Wazirpur Indl. Area, N. Delhi.     V.

                       (Appellant)                  (Respondent)

                       PAN /GIR/No.AAATI
                           /GIR/No.AAATI-
                                   AAATI-2988-
                                         2988-K

                 Appellant by : Shri A.K. Sharma, Advocate.
                 Respondent by : Ms. Banita Devi Naorem, Sr. DR.

                                     ORDER


PER B.K. HALDAR, AM:

This is an appeal filed by the assessee against the order of Director of Income Tax, CIB, New Delhi dated 21.3.2011 imposing penalty of `.90,700/- u/s 271FA of the Income Tax Act, 1961 for financial year 2004-05. The assessee has taken following grounds of appeals:-

1. That the assessing authority failed to appreciate that the development in the internal working of the bank was beyond the control of the bank.
2. That the assessing authority failed to appreciate that the entire data of the bank got failed due to mechanical failure of the failure of the computer system.
Page 2 of 6 ITA No.2094/Del/11
3. That the assessing authority failed to appreciate that on account of legal proceedings initiated by the landlord of the bank, the entire set un of the bank got disturbed and on account of it the premises were ought to be transferred which was also a substantial; ground stated by the bank which the assessing authority failed to appreciate.
4. That the assessing authority failed to disclose why the contention of the bank has not been considered which itself is not supported by any cognate material or ground which in itself is bad in the eyes of law.
5. That the assessing authority failed to appreciate the evidence adduced by the appellant which in itself is consistent to principals of natural justice and is liable to be quashed.
6. That the assessing authority of failed to appreciate the spirit of the appellant that when the data of subsequent years were available prior to the preceding year they were furnished and when the data of year 2004-05 available they were subsequently filed but from the conduct of appellant the wrong inference arrived it by the assessing authority tantamount to gross irregularity by not considering the actual position of the appellant.
7. That the appellant reserved his right to explain the just and equitable position of the matter during the course of regular hearing in the matter.

2. The assessee was required to file Annual Information Return (AIR) for financial year 2004-05 as per the provisions of section 285BA to the Director of Income Tax, (CIB) on or before 31st November, 2005. The assessee, however, furnished such return on 27.5.2008. The Director of Income Tax (CIB), therefore, issued a show cause notice on Page 3 of 6 ITA No.2094/Del/11 18.10.2010 asking the assessee to show cause as to why penalty u/s 271FA of the Act should not be imposed on it for failure to furnish the AIR in time. In reply, the assessee submitted as under:-

a) The land ladies of our Bank's premises filed a suit in the court of eviction of the Bank premises, which we had to vacate and bank shifted to new premises i.e. C-2/2.

Wazirpur Indl. Area, Delhi-52 during 2004-05. Due to shifting of the premises the whole system was disturbed.

b) The old staff working the bank left.

c) Unfortunately the computer server failed and hard disc containing bank data crashed.

d) Bank functioned with the data maintained manually.

e) Software company which provided the bank software demanded exorbitant amount to retrieve the data which our bank could not afford being a small bank suffering losses.

3. The submission of the filer was not accepted by Ld DIT (CIB) for the following reasons:-

1. No application for extension of time to file AIR was made by the assessee;
2. The filer moved to the new premises during the financial year 2004-05 only and the relevant AIR was to be furnished only on or before 30.11.2005.
3. As per the relevant AIR filed on 27.5.2008, there were 13 entries amounting to `.32,78,600/- which were to be reported in the AIR.
Page 4 of 6 ITA No.2094/Del/11
4. Due to the failure of the filer potential revenue yielding cases could not be selected for scrutiny under CASS which lead to revenue loss.

She, therefore, imposed a penalty u/s 271FA of the Act @ `.100/- per day amounting to `.90,700/-.

4. Aggrieved, the filer has filed the appeal before the Tribunal.

5. Before us Ld AR for the assessee has reiterated the submissions made before the Ld DIT (CIB). However, no evidence in support of the claim that the data of the relevant year got corrupted/erased and the same could not be reconstructed before 27.5.2008 could be brought to our notice. It was also not explained as to how the AIR for financial year 2005-06 could be filed on 1.9.2006. Ld AR for the assessee, however, prayed that the penalty be deleted as the failure to file the AIR in time was beyond the control of the filer.

6. Ld DR, on the other hand, has relied on the order of ld DIT (CIB).

7. We have heard the parties and perused the record. We find that as per the provisions of section 253 of the Act, no appeal is provided from an order passed by DIT (CIB) u/s 271FA of the Act to the Tribunal. We also find that coordinate Bench of the Tribunal namely ITAT, Pune Bench 'B' in M.A. No. 135/PN/2010 arising out of I.T.A. No.1036/PN/2006 in the case of Director of Income Tax (CIB), Pune v. Asstt. Sub Registrar, Nandurbar has held so. In this view of the matter, we dismiss the appeal of the assessee in limine by holding that the Tribunal does not have jurisdiction to adjudicate the impugned issues.

Page 5 of 6 ITA No.2094/Del/11

8. In the result, the appeal of the assessee is dismissed in limine.

9. Order pronounced in the open court on the 30th day of June, 2011.

     Sd/-                                          Sd/-
  (DIVA SINGH)                                  (B.K. HALDAR)
JUDICIAL MEMBER                              ACCOUNTANT MEMBER

Dt. 30.6.2011.
HMS

Copy forwarded to:-
   1. The appellant
   2. The respondent
   3. The CIT
   4. The CIT (A)-, New Delhi.

5. The DR, ITAT, Loknayak Bhawan, Khan Market, New Delhi. True copy.

By Order (ITAT, New Delhi).

Date of hearing                                 27.6.2011


Date of Dictation                               27.6.2011


Date of order signed         by   the            .6.2011
Hon'ble" Member.


Date of order         Sent   to   the           .6.2311
concerned Bench
         Page 6 of 6
ITA No.2094/Del/11