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 4]

Income Tax Appellate Tribunal - Chennai

Eid Parry (India) Ltd., Chennai vs Dcit, Chennai on 27 July, 2018

                  आयकर अपीलीय अिधकरण, ''सी''          ायपीठ, चे ई
  IN THE INCOME-TAX APPELLATE TRIBUNAL 'C' BENCH, CHENNAI
  ी अ ाहम पी. जॉज, लेखा सद एवं ी धु ु आर.एल रे ी, ाियक सद के सम
        Before Shri Abraham P. George, Accountant Member &
               Shri Duvvuru RL Reddy, Judicial Member
                          M.P. No. 391/Chny/2017
                   [Arising out of M.P. No. 26/Chny/2017
                        In I.T.A.No.2370/Chny/2014]
                 िनधारण वष/Assessment Year :2000-01

M/s. E.I.D. Parry (India) Ltd.,                 The Assistant Commissioner of
DARE House, 234 NSC Bose Road,             Vs. Income Tax,
Chennai 600 001.                                Large Taxpayer Unit II,
                                                Chennai 600 101.
[PAN: AAACE0702C]

         (अपीलाथ /Appellant)                              (   थ /Respondent)

          अपीलाथ की ओर से / Appellant by    :   Shri Philip George, Advocate
                थ की ओर से/Respondent by    :   Shri AR.V. Sreenivasan, JCIT
       सु नवाई की तारीख/ Date of hearing    :   27.07.2018
घोषणा की तारीख /Date of Pronouncement       :   27.07.2018

                             आदे श /O R D E R

PER DUVVURU RL REDDY, JUDICIAL MEMBER:

This Miscellaneous Petition is filed by the assessee against the order of the Tribunal in M.P. No. 26/Chny/2017 dated 21.06.2017 seeking to modify its order by holding that the issue with regard to deletion of addition under section 40A(9) of the Act in respect of Benevolent Fund and Social Security Benevolent Fund is held in favour of the assessee following the earlier order of the coordinate Bench of this Tribunal dated 02.08.2011while dealing with the appeal in I.T.A. No. 705/Mds/2010 filed by the Revenue and 2 M.P. No.391/Chny/17 pass appropriate orders by affording the petitioner an opportunity of being heard.

2. Per contra, the ld. DR submitted that in the said order in M.P. No. 26/Chny/2017, the Tribunal recalled the said order for limited purpose for fresh adjudication and thus, there was no mistake in the order of the Tribunal warranting modification of the said order under section 254(2) of the Act, which is not permissible.

3. We have heard rival contentions and perused the order of the Tribunal. What was held by the Tribunal in the order dated 21.06.2017 in M.P. No. 26/Chny/2017 reads as under:

"6. We have heard both sides, perused the orders of the Tribunal and find that against the Revenue's appeals in I.T.A. No. 705 & 706/Mds/2010 for the assessment years 2004-05 and 2006-07 in assessee's own case, the Tribunal has adjudicated the issue with regard to disallowance of contribution to employees recreation & sports club expenses and admittedly, the issues with regard to contribution to benevolent scheme & contribution to Social Security Fund are not raised or adjudicated by the Tribunal. We find that, by oversight, the Tribunal has concluded the issues by following earlier order, which is mistake apparent on record. In view of the above and considering the plea of the ld. Counsel for the assessee to give an opportunity of being heard, we recall the Tribunal's order for limited purpose and direct the Registry to post the appeal for hearing."

4. In our opinion, a fair reading of the MP order of the Tribunal, there is no mistake apparent on record warranting modification under section 254(2) of the Act, since, the Tribunal has recalled the main appeal for limited 3 M.P. No.391/Chny/17 purpose to adjudicate the issue. Further, section 254(2) of the Act empowers the Tribunal to amend any order passed by it under sub-section (1) of section 254 of the Act with a view to rectify/modify any mistake apparent from the record. To attract the applicability of section 254(2) of the Act, the mistake which is sought to be rectified or modified must be apparent from the record and the same must be in any order passed under sub-section (1) of section 254 of the Act. An order passed in the Miscellaneous Petition seeking further modification/rectification under section 254(2) of the Act is not an order passed under section 254(1) of the Act and it cannot be modified under section 254(2) of the Act. In view of the above facts, the present petition filed by the assessee stands dismissed.

5. In the result, the MP filed by the assessee is dismissed.

Order pronounced in the open Court on 27th July, 2018 at Chennai.

 Sd/-                                                              Sd/-
 (ABRAHAM P. GEORGE)                                (DUVVURU RL REDDY)
 ACCOUNTANT MEMBER                                     JUDICIAL MEMBER

Chennai, Dated, the 27.07.2018
Vm/-

आदे श की ितिलिप अ ेिषत/Copy to: 1. अपीलाथ /Appellant, 2. थ / Respondent, 3. आयकर आयु (अपील)/CIT(A), 4. आयकर आयु /CIT,

5. िवभागीय ितिनिध/DR & 6. गाड फाईल/GF.