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 0]

Income Tax Appellate Tribunal - Ranchi

Sri Anil Kumar , Dhanbad vs Ito Ward-1(1), Dhanbad on 3 March, 2020

     IN THE INCOME TAX APPELLATE TRIBUNAL: RANCHI BENCH, RANCHI

                 BEFORE SHRI S.S.GODARA, JUDICIAL MEMBER
                               I.T.A No.66/Ran/2018
                            Assessment Year: 2008-09
        Sri Anil Kumar Dhaiya, ISM,      vs. ITO-1(1), Dhanbad
        Dhanbad-828111

        PAN/GIR No. : AFRPK6855P
                   (Appellant)                 ..          (Respondent)

         Appellant by          Shri Devesh Poddar, Adv.
         Respondent by         Smt. Nisha Singhmarr, JCIT(DR)

        Date of hearing                       03.03.2020
        Date of pronouncement                 03.03.2020

                                        ORDER

S. S. Godara(Oral):

This assessee's appeal for assessment year 2008-09 arises against the Commissioner of Income Tax (Appeals), Dhanbad dated 19.12.2017 passed in case no.89/DHN/2010-11 involving proceedings u/s 143(3) of the Income Tax Act, 1961 (in short 'the Act').
Heard both the parties. Case file perused.

2. The assessee's former substantive ground pleads that both the lower authorities' actions have erred in law and on facts in declining his claim to have derived income from house property being a partner in the partnership firm M/s Natraj Consortium followed by disallowance of allowable standard deduction u/s 24 of the Act. The Revenue's case in support of the impugned disallowance/addition is that this assessee does not own any such house property so as to derive the corresponding house property income. Learned counsel's case on the other hand is that the assessee's firm M/s Natraj Consortium owns house property given on rent and the other two partners therein already stand assessed qua the corresponding share(s) of the very income. I therefore deem it appropriate that larger I.T.A No.66/Ran/2018 Sri Anil Kumar Dhaiya interest of justice would be met in case the learned Assessing Officer re-examines this former issue once again. I order accordingly. The assessee undertakes to appear before the Assessing Officer on or before 31.06.20 for further proceedings. This former substantive ground is treated as allowed for statistical purposes.

3. Coming to the latter issue of estimated disallowance of 50% of the expenses, I find that neither assessee has been able to satisfactorily discharge his onus to proving the same to have been incurred wholly or exclusively for deriving corresponding income nor the department has justified such a higher rate of disallowance which may give rise to abnormal profit rate. I deem it appropriate to restrict the impugned disallowance of 50% to @10% only with a rider that the same shall not be treated as precedent. Interest computation, if any, shall be finalised as per law. This latter substantive grievance is partly accepted.

4. This assessee's appeal is partly allowed in above terms.

Order is pronounced in the open court on 03.03.2020.

Sd/-

(S. S. GODARA) JUDICIAL MEMBER Dated: 03.03.2020.

RS Copy of the order forwarded to:

1. The Appellant
2. The Respondent
3. The CIT concerned
4. The CIT(A) -
5. The DR, ITAT, Ranchi
6. Guard File BY ORDER Sr. P.S., ITAT, Ranchi (on Tour) 2