Income Tax Appellate Tribunal - Kolkata
Ito,Ward 40(2), Kolkata, Kolkata vs Smt. Uma Chakraborty, Kolkata on 1 August, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL "B", BENCH KOLKATA
BEFORE SHRI S.S. GODARA, JM & DR. A.L. SAINI, AM
ITA No.25/Kol/2017
(Assessment Year: 2011-12)
ITO, Ward 40(2), Kolkata Vs. Smt. Uma Chakraborty,
3, Govt. Place (West), 11/1, T emer Lan e,
Kolkata - 700 001. Kolkata - 700 0 09.
थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AEPPC 7708 C
(अपीलाथ /Appellant) .. ( यथ / Respondent)
Revenue by : Shri S. Dasgupta, Addl. CIT, DR
Assessee by : None
सन
ु वाई क तार ख / Date of Hearing : 01/08/2018
घोषणा क तार ख/Date of Pronouncement: 01/08/2018
आदे श / O R D E R
Per Dr. A. L. Saini, AM:
The captioned appeal filed by the Revenue pertaining to Assessment Year 2011-12, is directed against an order passed by ld. Commissioner of Income Tax (Appeals)-12, Kolkata, dated 28.10.2016.
2. At the outset, it was brought to our notice by the ld. AR that the appeal preferred by the Revenue is struck by the new Circular of CBDT i.e. Circular No. 3/2018 dated 11.07.2018, wherein the CBDT has directed the Department to withdraw/not press the appeal, before the Income Tax Appellate Tribunal (ITAT), if the tax effect is less than Rs.20 lacks. The CBDT has issued Circular No. 3/2018 dated 11.07.2018, whereby the monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal and High Courts and SLP before Supreme Court have been increased as a measure for reducing Litigation. The revised monetary limits laid down in para-3 of this Circular and the manner of computing tax effect as laid down in para-4 of this Circular are as follows:
"3 . Henceforth, appeals/ SLPs shall not be filed in cases where the tax effect does not exceed the monetary limits given hereunder:
Sl. No. Appeals/SLP's in Income-tax matters Monetary Limit (in Rs)
1. Before Appellate Tribunal 20,00,000/-
2. Before High Court 50,00,000/-
3. Before Supreme Court 1,00,00,000/-2
Smt. Uma Chakraborty ITA No.25 / Kol /201 7 As s e s s men t Yea r : 201 1- 1 2 It is clarified that an appeal should not be filed merely because the tax effect in a case exceeds the monetary limits prescribed above. Filing of appeal in such cases is to be decided on merits of the case.
4. For this purpose, 'tax effect' means the difference between the tax on the total income assessed and the tax that would have been chargeable had such total income been reduced by the amount of income in respect of the issues against which appeal is intended to be filed (hereinafter referred to as 'disputed issues'). Further, 'tax effect' shall be tax including applicable surcharge and cess. However, the tax will not include any interest thereon, except where chargeability of interest itself is in dispute. In case the chargeability of interest is the issue under dispute, the amount of interest shall be the tax effect. In cases where returned loss is reduced or assessed as income, the tax effect would include notional tax on disputed additions. In case of penalty orders, the tax effect will mean quantum of penalty deleted or reduced in the order to be appealed against."
3. In para-13 of the said circular it has further been clarified that the revised monetary limits will apply retrospectively. The relevant para-13 of the Circular reads thus:
"13. This Circular will apply to SLPs/appeals/cross objections/references to be filed henceforth in SC/HCs/Tribunal and it shall also apply retrospectively to pending SLPs/appeals/cross objections/references. Pending appeals below the specified tax limits in para 3 above may be withdrawn/not pressed.
4. In the present case, the tax effect in this appeal by the Revenue is less than Rs.20,00,000/-. Though this appeal had been filed by the Revenue on 06.01.2017 and was within the monetary limit in the form of tax effect for filing appeals before Tribunal, in view of para-13 of the Circular of CBDT, even such appeals will be governed by the new monetary limits laid down in the CBDT Circular No.3/2018 referred to above.
5. It is a settled law that the Circulars issued by CBDT are binding on the Revenue. This position was confirmed by the Apex Court in the case of Commissioner of Customs vs Indian Oil Corporation Ltd. reported in 267 ITR 272 wherein their Lordships examined the earlier decisions of the Apex Court with regard to binding nature of the Circular and laid down that when a circular issued by the Board remains in operation then the Revenue is bound by it and cannot be allowed to plead that it is not valid or that it is contrary to the terms of the statute. The appeal under consideration has certainly been filed contrary to the Circular issued by the CBDT Circular No.3 dated 11.07.2018.
3Smt. Uma Chakraborty ITA No.25 / Kol /201 7 As s e s s men t Yea r : 201 1- 1 2
6. In the event, the Revenue finds at a later point of time that the tax effect in the appeal is more than Rs.20 lakhs or despite low tax effect the appeal of the revenue is maintainable, the revenue is at liberty to move this Tribunal for recalling of this order.
7. In view of the above, we hold that the appeal filed by the Department, against the impugned order of the Ld. CIT(A), is contrary to the policy decision of the Department and as such the appeal filed by the Department is dismissed in limine.
8. In the result, the appeal filed by the Revenue is dismissed.
Order pronounced in the open court on this 01/08/2018.
Sd/- Sd/-
(S.S. Godara) (A. L. Saini)
या यक सद य /JUDICIAL MEMBER लेखा सद य / ACCOUNTANT MEMBER
कोलकाता /Kolkata;
Dated: 01/08/2018
RS, Sr.PS
आदे श क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant - ITO, Ward 40(2), Kolkata.
2. यथ / The Respondent- Smt. Uma Chakraborty.
3. आयकर आयु त(अपील) / The CIT(A),
4. आयकर आयु त / CIT
5. वभागीय त न ध, आयकर अपील य अ धकरण, कोलकाता / DR, ITAT, Kolkata
6. गाड फाईल / Guard file.
//True Copy// By Order Senior Private Secretary, Head of Office/D.D.O, I.T.A.T, Kolkata Benches, Kolkata.