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 4, Cited by 4]

Income Tax Appellate Tribunal - Delhi

M/S Aez Infratech P. Ltd., New Delhi vs Dcit, New Delhi on 10 May, 2019

              IN THE INCOME TAX APPELLATE TRIBUNAL
                   DELHI BENCH: 'A' NEW DELHI

           BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER
                             AND
       SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                 I.T.A .Nos.- 4095 & 4096/Del/2015
             (ASSESSMENT YEARS - 2007-08 & 2008-09)

 M/S AEZ INFRATECH P. LTD.          vs DCIT, CIRCLE 49(1),
 C/O BGJC & ASSOCIATES,                NEW DELHI
 RAJ TOWER, G-1, ALAKHNANDA
 COMMUNITY CENTRE,
 NEW DELHI - 49
 (PAN: DELA13172F)
 (APPELLANT)                           (RESPONDENT)
        Appellant by        Sh. Rajeshwar Prasad Painuly,
                            CA
        Respondent by       Smt. Naina Soin Kapil, Sr. DR.


                                   ORDER
PER H.S. SIDHU, JM

These appeals are filed by the Assessee emanate out of the common Order of the Ld. Commissioner of Income Tax (Appeals)-13, New Delhi dated 20.3.2015 pertaining to assessment year 2007-08 to 2008-09. Since the issues involved in these appeals are common and identical, hence, the appeals were heard together and are being consolidated by this common order for the sake of convenience, by first dealing with Assessee's Appeal No. 4095/Del/2015 (AY 2007-08) and the result thereof will apply mutatis mutandis to other appeal No. 4096/Del/2015 (AY 2008-09). The grounds raised in assessment year 2007-08 read as under:-

2

1. That the Ld. CIT(A)-13, New Delhi has failed to pass a speaking order.
2. That the Ld. CIT(A)-13, New Delhi has erred on facts and in law in sustaining the penalty demand Rs.

20,53,272/- wherein Rs. 8,08,632/- belongs to FY 2006-07 (AY 2007-08) and Rs. 12,44,640/- belongs to FY 2007-08 (AY 2008-09). The penalty order has been imposed by Ld. DCIT, Circle 49(1), New Delhi without making the assessment u/s. 201/201(1A) of the Income Tax Act, 1961 whereas, before the imposition of penalty u/s. 271(1)(c) it is mandatory that the assessment proceedings has been completed under section 201/201(1A) of the Income Tax Act, 1961.

3. That on the facts and circumstances of the case, the order of the Ld. CIT(A), Appeals-13, New Delhi is erroneous, both in law and on the facts.

4. That the appellant craves leave to add, alter, modify withdraw, amend, substitute any ground(s) of appeal either before or at the time of hearing.

2. Facts narrated by the revenue authorities are not disputed by both the parties, hence, the same are not repeated here for the sake of convenience.

3. Ld. Counsel of the assessee stated that Ld. CIT(A) has failed to pass a speaking order and further submitted that Ld. CIT(A) has erred on facts and in law in sustaining the penalty demand Rs. 20,53,272/- wherein Rs. 8,08,632/- belongs to FY 2006-07 (AY 2007-08) and Rs. 12,44,640/- belongs to FY 2007-08 (AY 2008-09). It was further submitted that the penalty order has been imposed by Ld. DCIT, Circle 49(1), New 3 Delhi without making the assessment u/s. 201/201(1A) of the Income Tax Act, 1961 whereas, before the imposition of penalty u/s. 271(1)(c) it is mandatory that the assessment proceedings has been completed under section 201/201(1A) of the Income Tax Act, 1961. In view of above, he requested that the issues in dispute may be set aside to the file of the Ld. CIT(A) with the directions to decide the same afresh, after giving adequate opportunity of being heard and pass a speaking order.

4. On the other hand, Ld. DR relied upon the orders of the authorities below.

5. After hearing both the parties and perusing the impugned order, we find considerable cogency in the submissions of the assessee that Ld. CIT(A) did not deal the issue on merit and passed a non-speaking order by dismissing the appeal of the assessee by upholding the action of the AO. However, it is a settled law that even an administrative order has to be speaking one. In this regard, we draw support from Hon'ble Apex Court in the case M/s Sahara India (Farms) Vs. CIT & Anr. in [2008] 300 ITR 403 wherein it has held that even "an administrative order has to be consistent with the rules of natural justice".

5.1 In the background of the aforesaid discussions and respectfully following the precedent, as aforesaid, we remit 4 back the issues in dispute to the file of the Ld. Commissioner of Income Tax (Appeals) to discuss each and every aspects of the issues involved in the Appeal and decide the same afresh by passing a speaking order, after considering all the evidences/documents. Needless to add that the assessee should be given adequate opportunity of being heard. However, the Assessee is directed through his counsel to appear before the Ld. CIT(A) on 10.07.2019 at 10.00 AM for hearing and to file all the evidences/documents etc. before him to substantiate its case and did not take any unnecessary adjournment in the proceedings.

6. In the result, both the Appeals filed by the Assessee stand allowed for statistical purpose.

Order pronounced on 10/05/2019.

               Sd/-                                      Sd/-

[PRASHANT MAHARISHI]                               [H.S. SIDHU]
 ACCOUNTANT MEMBER                               JUDICIAL MEMBER


Dated: 10/05/2019
*SR BHATNAGAR*
Copy   forwarded to: -
1.     Appellant
2.     Respondent
3.     CIT
4.     CIT(A)
5.     DR, ITAT TRUE COPY                                By Order,


                                                 ASSISTANT REGISTRAR