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 2, Cited by 2]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Tek Singh Saini on 1 September, 2010

Author: Adarsh Kumar Goel

Bench: Adarsh Kumar Goel, Ajay Kumar Mittal

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                            ITA No. 284 of 2010 (O&M)

                                            Date of Decision: 1.9.2010

Commissioner of Income-tax, Rohtak

                                                         ....Appellant.

                    Versus

Tek Singh Saini

                                                         ...Respondent.



CORAM:-     HON'BLE MR. JUSTICE ADARSH KUMAR GOEL.
            HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.


PRESENT: Ms. Urvashi Dhugga, Advocate for the appellant.


ADARSH KUMAR GOEL, J.

1. Revenue has preferred this appeal under Section 260A of the Income Tax Act, 1961 (in short "the Act") against the order dated 2.3.2009 of the Income Tax Appellate Tribunal, Delhi Bench "SMC" New Delhi (hereinafter referred to as "the Tribunal") in ITA No. 3601(Del)/ 2008, for the assessment year 2000-01, proposing following substantial question of law:-

"Whether ITAT is right in law in dismissing the appeal of the Revenue, when the appeal against the order of the Tribunal quashing the order passed u/s 263 of the Income-tax Act, 1961 of the Commissioner of Income is pending before the Hon'ble Punjab & Haryana High Court?"

2. Against the order of assessment, the Commissioner ITA No. 284 of 2010 (O&M) -2- passed an order under Section 263 and directed fresh assessment to be made. Accordingly, fresh assessment was made. The said revisional order under Section 263 was set aside by the Tribunal against which appeal of the revenue was dismissed by this Court on 9.2.2010 being ITA No. 202 of 2009 (Commissioner of Income Tax, Rohtak v. Sh. Tek Chand Saini). By impugned order Tribunal has set aside the assessment made.

3. We have heard learned counsel for the appellant.

4. In view of the fact that order under Section 263 of the Act has been held to be invalid, the order passed by the Tribunal is merely consequential. Learned counsel for the appellant could not point out any error in the impugned order. No substantial question of law arises.

5. Accordingly, the appeal is dismissed.




                                            (ADARSH KUMAR GOEL)
                                                   JUDGE



September 1, 2010                             (AJAY KUMAR MITTAL)
gbs                                                 JUDGE