Income Tax Appellate Tribunal - Chennai
Ito, Chennai vs S.D.Vimalchand Jain, Chennai on 12 January, 2018
आयकर अपील
य अ धकरण, 'डी' यायपीठ, चे नई
IN THE INCOME TAX APPELLATE TRIBUNAL ,
'D' BENCH, CHENNAI
ी एन.आर.एस. गणेशन, या यक सद य एवं ी ए. मोहन अलंकामणी,लेखा सद य केसम&
Before Shri N.R.S. Ganesan, Judicial Member And
Shri A. Mohan Alankamony, Accountant Member
Miscellaneous Petition No.73/Mds/2017
in I.T.A.No. 1207/ Mds/2015
( नधा रण वष / Assessm ent Year: 2009-10)
The ITO, Vs Shri S.D. Vimalchand Jain,
Non-Corporate W ard 6(3), No.55, NSC Bose Road,
Chennai Chennai - 600 079.
PAN: AAKHS9450E
(Petitioner) ( यथ /Respondent)
Applicant by : Shri AR.V. Sreenivasan, JCIT
यथ क ओरसे/Respondent by : Shri D. Anand, Advocate
सन
ु वाईक तार ख/Da t e of h e ar in g : 12.01.2018
घोषणाक तार ख /D at e of Pr on o unc em en t : 12.01.2018
आदे श / O R D E R
PER A. MOHAN ALANKAMONY, ACCOUNTANT MEMBER:
The Miscellaneous Petition is filed by the Revenue praying for rectification of mistake apparent on record by recalling the order of the Tribunal passed in I.T.A. No. 1207/Mds/2015 dated 01.01.2016 for the assessment year 2009-10.
2. At the outset the Ld.AR submitted that the miscellaneous petition filed by the Revenue is barred by limitation because the date of filing of the miscellaneous petition by the Revenue was on 22.02.2017 and the order of the Tribunal was passed on 2 MP No.73/Mds/2017 01.01.2016 which is beyond the period of six months from the date of passing of the order by the Tribunal. He further submitted that the provisions of Section 254(2) of the Act was amended by the Finance Act, 2016 which came into effect from 01.06.2016 and the Revenue had filed the miscellaneous petition after that date ie., on 22.02.2017. The Ld.AR also cited the decision of the Tribunal in the case Smt.Padma K. Bhat in MP No.39/Bang/2017, vide order dated 28.04.217 wherein it was held as follows:
"07. We have no doubt in our mind that there is an apparent mistake in the order dated 04.01.2016 as the Tribunal has not decided the appeals of the assessee on merit but dismissed the same in limine for want of prosecution. However, the question of rectification of mistake cannot be entertained until and unless the Miscellaneous Petition filed by the assessee is found to be maintainable. The miscellaneous petition filed by the assessee is beyond the period of 6 months from 04.01.2016 and therefore the same is barred by limitation. In the absence of any provision to condone the delay under the Income Tax Act, it may be a case of omission in the provision of Act which cannot be supplied by us when there is no ambiguity in the provisions of section 254(2) of the Act. The Hon'ble Bombay High Court in the case of Bharat Petroleum Corporation Ltd., vs. ITAT and others 359 ITR 371, while dealing with an identical issue has held in paras 16 to 18 as under:
"16 It was next contended on behalf of the petitioner that the power of the Tribunal under section 254(2) of the Act is only to rectify an error apparent from the record. It does not empower the Tribunal to recall its earlier order dated December 6, 2007, for which the miscellaneous application was filed on August 6, 2012. It was submitted on behalf of the petitioner that the application under section 254(1) of the Act would be the only provision under which an application could be made for recall of an order, as under section 254(2) of the Act only the order can be rectified but cannot be recalled. We find that there is an error apparent on record and the miscellaneous application is to correct the error apparent from the record. The consequence of such rectification application being allowed may lead to a fresh hearing in the matter after having recalled the 3 MP No.73/Mds/2017 original order. However, the recall, if any, is only as a consequence of rectifying the original order. It is pertinent to note that section 254(2) of the Act does not prohibit the recall of an order. In fact the power/jurisdiction of the Tribunal to recall an order on rectification application made under section 254(2) of the Act is no longer res integra. The issue stands covered by the decision of the apex court in Asst. CIT v. Saurashtra Kutch Stock Exchange Ltd. [2008] 305 ITR 227 (SC) which held that though the Tribunal has no power to review its own order, yet it has jurisdiction to rectify any mistake apparent on the face of the record and as a consequence, therefore, the Tribunal can even recall its order. In the above case, before the apex court on October 27, 2000, the Tribunal dismissed the appeal of stock exchange holding that it was not entitled to exemption under section 11 read with section 12 of the Act. On November 13, 2000, the stock exchange filed a rectification application under section 254(2) of the Act before the Tribunal. The Tribunal by its order dated September 5, 2001, allowed the application and held that there was a mistake apparent on the record which required rectification. Accordingly, the Tribunal recalled its order dated October 27, 2000, for the purpose of entertaining the appeal afresh. The Revenue filed a writ petition in the Gujarat High Court challenging the order dated September 5, 2001. The above challenge by the Revenue was turned down by the Gujarat High Court. The Revenue carried the matter in appeal to the apex court which also dismissed the appeal of the Revenue. The apex court observed that the Tribunal in its original order while dismissing the stock exchange (assessee's) appeal overlooked the binding decisions of the jurisdictional High Court. This mistake was corrected by the Tribunal under section 254(2) of the Act. The Supreme Court held that the rectification of an order stands on the fundamental principle that justice is above all and upheld the exercise of power under section 254(2) of the Act by the Tribunal in recalling its earlier order dated October 27, 2000. Thus, recall of an order is not barred on rectification application being made by one of the parties. In these circumstances, the application would be an application for rectification of the order dated December 6, 2007, and would stand governed by section 254(2) of the Act.
17 In the facts of the present case there can be no denial that the order dated December 6, 2007, suffers from an 4 MP No.73/Mds/2017 error apparent from the record. The error is in having ignored the mandate of rule 24 of the Tribunal Rules which required the Tribunal to dispose of the matter on the merits after hearing the respondents. In these circumstances, an application for rectification would he under section 254(2) of the Act. The recall of an order would well be a consequence of rectifying an order under section 254(2) of the Act. In these circumstances, we find no reason to interfere with the order of the Tribunal holding that the miscellaneous application filed by the appellant is barred by limitation under section 254(2) of the Act as i was filed beyond a period of four years from the order sought to be rectified.
18 Before concluding, we would like to make it clear that an order passed in breach of rule 24 of the Tribunal Rules, is an irregular order and not a void order. However, even if it is assumed that the order in breach of rule 24 of the Tribunal Rules is an void order, yet the same would continue to be binding till it is set aside by a competent tribunal. In fact, the apex court in the Sultan Sadik v. Sanjay Raj Subba reported in [2004] 2 SCC 377 h observed as under: "Patent and latent invalidity In a well known passage Lord Radcliffe said: 'An order, even if not made in good faith, is still an act capable at legal consequences. It bears no brand of invalidity upon its forehead.. Unless the necessary proceedings are taken at law to establish the cause of invalidity and to get it quashed or otherwise upset, it will remain as effective for its ostensible purpose as the most impeccable of orders.' This must be equally true even where the 'brand of invalidity' is plainly visible : for there also the order can effectively be resisted in law only by obtaining a decision of the court." Further, the Supreme Court in Sneh Gupta v. Devi Sarup [200916 SCC 194 has observed: "We are concerned herein with the question of limitation. The compromise decree, as indicated herein before, even if void was required to be set aside. A consent decree as is well known, is as good as a contested decree. Such a decree must be set aside if it has been passed in violation of law. For the said purpose, the provisions contained in the Limitation Act, 1963, would be applicable. It is not the law that where the decree is void, no period of limitation shall be attracted at all." Therefore, in this case also the period of four years from the date of order sought to be rectified/recalled will apply as provided in section 254(2) of the Act. This is so even if it is assumed that the 5 MP No.73/Mds/2017 order dated December 6, 2006, is a void order. 19 We shall now answer the questions arising in this case as raised by us in paragraph 4 above as under :
Question (a) : No. The Tribunal has no power in terms of rule 24 of the Tribunal Rules to dismiss an appeal before it for non-prosecution.
Question (b) : The miscellaneous application for recall of an order falls under section 254(2) of the Act and not under section 254(1) of the Act.
Question (c) : Does not arise in view of our response to query (b) above.
20. In view of the reasons given hereinabove, we find the Tribunal was correct in dismissing the miscellaneous application by its order dated April 10, 2013, as being beyond the period of four years as provided under section 254(2) of the Act.
21. Accordingly, the petition is dismissed with no order as to costs."
08. In view of the facts and circumstances of the case as well as the decision of the Hon'ble Bombay High Court in the case of Bharat Petroleum Corporation Ltd., Vs. ITAT and others (supra), we hold that the miscellaneous petition filed by the assessee are beyond the period of limitation as provided under section 254(2) and are not maintainable. Accordingly the same is dismissed being barred by limitation"
2.1 With the above submission the Ld.AR pleaded that the miscellaneous petition filed by the Revenue may be dismissed. The Ld.DR could not controvert to the submission of the Ld.AR.
3. After hearing both sides, we find merit in the submission of the Ld.AR. As submitted by the Ld.AR the miscellaneous petition filed by the Revenue was filed on 22.02.2017 which is beyond the period of six months from the date of passing of the order by the Tribunal which was on 01.01.2016. Further by virtue of Finance 6 MP No.73/Mds/2017 Act, 2016 with effect from 01.06.2016, any miscellaneous petition for rectifying mistake that is apparent on record can be filed only within a period of six months from the end of the month in which the order is passed. Further relying on the decision cited by the Ld.AR herein above, we hereby dismiss the miscellaneous filed by the Revenue.
4. In the result, the miscellaneous petition filed by the Revenue is dismissed.
Order pronounced in the open court on 12th January, 2018 at Chennai.
Sd/- Sd/-
(एन.आर.एस. गणेशन) (ए. मोहन अलंकामणी)
(N.R.S. Ganesan) (A. Mohan Alankamony)
याियक सद य/Judicial Member लेखा सद य/Accountant Member
चे नई/Chennai,
दनांक/Dated 12th January, 2018
RSR.
आ दे श क त$ल&प अ)े&षत/Copy to:
1. Applicant 2. Respondent 3. आ यकर आ य*
ु त (अपील)/CIT(A)
4. आ यकर आ य*
ु त/CIT 5. &वभागीय त न.ध/DR 6. गाड फाईल/GF.