Income Tax Appellate Tribunal - Delhi
Rishi Narain Golf Management P.Ltd, New ... vs Dcit, Circle-21(2), New Delhi on 20 December, 2019
आयकर अऩीऱीय अधधकरण, ददल्ऱी न्यायऩीठ "जी", ददल्ऱी में
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH „G‟, NEW DELHI
सुश्री सुषमा चावला, न्यायिक सदस्य एवं श्री एन. के. यिलैिा, लेखा सदस्य के समक्ष
BEFORE MS. SUSHMA CHOWLA, JM & SHRI N.K. BILLAIYA, AM
आयकर अऩीऱ सं. / ITA No. 1585/Del/2018
धनधाारण वषा / Assessment Year: 2013-14
Rishi Narain Golf Management P. Ltd.,
R-16, First Floor, Haus Khas Enclave,
New Delhi
PAN-AADCR6474R .............अऩीऱाथी/Appellant
vs.
The DCIT, Circle-21(2),
New Delhi
..............प्रत्यथी/Respondent
अऩीऱाथी की ओर से /Appellant by : Sh. P.C. Yadav, Adv
प्रत्यथी की ओर से /Respondent by : Sh. Saras Kumar, Sr. DR
सुनवाई की तारीख / घोषणा की तारीख /
Date of Hearing : 19.12.2019 Date of Pronouncement: 20.12.2019
आदे श / ORDER
PER SUSHMA CHOWLA, JM:
The appeal filed by assessee is against order of CIT(A)- 38, Delhi, dated 06.10.2017 relating to assessment year 2013-14.
2. In this appeal, the assessee is aggrieved by the order of CIT(A) for deciding the appeal ex-parte qua the assessee and without going into the merits of the addition.
आयकर अऩीऱ सं. / ITA No:- 1585/Del/2018
3. The learned AR for the assessee pointed out that the CIT(A) has passed the ex-parte order without allowing sufficient opportunity of hearing and without going into the merits of the case.
4. The learned DR for the Revenue on the other hand pointed out that sufficient opportunity has been afforded to the assessee.
5. We have heard the rival contentions and perused the record. Under the provisions of Section 250(6) of the Income tax Act, 1961 (in short "Act"), it is incumbent upon the CIT(A) to decide the appeal after hearing the parties and state the points for determination, the decision thereon and also the reasons for the decision. While deciding the appeal, CIT(A) has no power to dismiss the appeal for non prosecution by relying on the ratio/s laid down in CIT vs. B.N. Bhattacharya & Another 118 ITR 461 (SC) and Late Tukoji Rao Holker vs. CWT 223 ITR 480 (MP). In these facts and circumstances, where the CIT(A) had dismissed the appeal by applying the above said ratios, the order of the learned CIT(A) suffers from infirmity. The CIT(A) while deciding the issue on merits have also to give reasons for coming to the conclusion and in the absence of the same, the order of the CIT(A) again suffers from infirmity. In the present appeal, we find that the CIT(A) has dismissed the appeal ex-parte qua the assessee and had failed to decide the appeal by passing reasoned assessment order.
2
आयकर अऩीऱ सं. / ITA No:- 1585/Del/2018
6. Accordingly, we set aside the matter back to the file of the CIT(A) with direction to the CIT(A) to decide the issue on merits by a reasoned order, after affording reasonable opportunity of hearing to the assessee. Further the assessee is also directed to appear before the CIT(A) and participate in the appellate proceedings. The appeal is thus decided on this preliminary issue without going into the merits of the addition.
7. Hence this appeal is restored back to the file of CIT(A) to decide the issue on merits after affording reasonable opportunity of hearing to the assessee. The assessee is also directed to comply with notices issued by the CIT(A). The preliminary issue raised in this appeal is thus decided in favour of assessee. Since the appeal is being decided on the preliminary issue, we are not addressing the issue raised on merit.
8. In the result, this appeal of the assessee is allowed.
Order pronounced in the open court on 20th day of December, 2019.
-Sd/- -Sd/- (N.K. BILLAIYA) (SUSHMA CHOWLA) ऱेखा सदस्य/ACCOUNTANT MEMBER न्याधयक सदस्य/JUDICIAL MEMBER ददल्ऱी / ददनांक Dated : 20th December, 2019. SH
आदे श की प्रधतधऱपऩ अग्रेपषत/Copy of the Order is forwarded to : 3
आयकर अऩीऱ सं. / ITA No:- 1585/Del/2018
1. अऩीऱाथी / The Appellant
2. प्रत्यथी / The Respondent
3. आयकर आयुक्त(अऩीऱ) / The CIT(A)
4. मुख्य आयकर आयुक्त / The Pr. CIT
5. पवभागीय प्रधतधनधध, आयकर अऩीऱीय अधधकरण, ददल्ऱी / DR, ITAT, Delhi
6. गार्ा पाईऱ / Guard file.
आदे शानुसार/ BY ORDER, सत्यापऩत प्रधत //True Copy// सहायक रजजस्रार, आयकर अऩीऱीय अधधकरण ,ददल्ऱी Assistant Registrar, ITAT, Delhi 4