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 6, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Boopalan Manjula,Dharmapuri vs Acit, Circle-1, Hosur on 25 March, 2025

आयकर अपीलीय अिधकरण 'सी' ायपीठ चे ई म।

IN THE INCOME TAX APPELLATE TRIBUNAL 'C' BENCH, CHENNAI माननीय ी मनोज कुमार अ वाल ,लेखा सद एवं माननीय ी मनु कुमार िग र, ाियक सद के सम ।

BEFORE HON'BLE SHRI MANOJ KUMAR AGGARWAL, ACCOUNTANT MEMBER AND HON'BLE SHRI MANU KUMAR GIRI, JUDICIAL MEMBER आयकरअपील सं./ ITA No.3287/Chny/2024 (िनधारणवष / Assessment Year: 2011-2012 ) Boopalan Manjula, Vs. The Assistant Commissioner of 2/1, Angagurusamy Chetty Street, Income Tax, Dharmapuri 636 701. Circle 1, Hosur [PAN: BGGPM 5188J] (अपीलाथ /Appellant) ( यथ /Respondent) अपीलाथ क ओर से/ Appellant by : Shri. T.S. Lakshmi Venkatraman, FCA.

                                             (Virtual)
    यथ क ओर से /Respondent by              : Ms. V. Aswathy, JCIT


  सुनवाई क तार ख/Date of Hearing              :   25.02.2025
  घोषणा क तार ख /Date of Pronouncement        :   25.03.2025

                                  आदे श / O R D E R

 PER MANU KUMAR GIRI (Judicial Member)


This appeal by the assessee is arising out of the order of the Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi in order No.ITBA/NFAC/S/250/2023-24/1055735152(1) dated 05.09.2023. The assessment was framed by the Assistant Commissioner of Income Tax, Circle 1, Hosur for the assessment year 2011-12 u/s.144 r.w.s 147 of the Income Tax Act, 1961 (hereinafter the 'Act'), vide order dated 25.11.2019. 2 ITA No.3287/Chny/2024

2. Brief facts of the case are that the assessee is an individual, deposited cash in bank accounts during the F.Y. 2010-11 relating to A.Y. 2011-12, but no return of income was filed. The case was re-opened u/s 147 of the Act and notice was issued u/s 148 of the Act on 27.03.2018 and served on 05.04.2018. Thereafter notice u/s 142(1) was also issued calling for details. The assessee filed the return on 13.04.2019 declaring an income of Rs 1,97,137/-. However, the return filed in response to notice u/s 148 was much beyond the time specified in the notice u/s 148 and therefore the AO treated the return filed as non-est. Also, except filing the belated return in response to the re-opening notice, the assessee did not respond to any other notices. The AO therefore proceeded to complete the assessment order u/s 144 and brought to tax a sum of Rs.1,22,67,668/- which included bank deposits of Rs.77,67,668/- and unexplained receipts of Rs 45,00,000/-. Aggrieved, assessee preferred an appeal before the ld. CIT(A). The ld. CIT(A) issued notices to produce all relevant submissions in support of the claims made in the grounds of appeal. However, assessee did not respond, hence, the ld. CIT(A) has dismissed the appeal ex-parte on the merits of the grounds of appeal raised by the assessee.

3. Before us, the ld. Counsel for assessee submitted that the AO and ld.CIT(A) has not given proper notices as per section 282 of the Act, hence assessee failed to file evidence and documents to substantiate his explanation regarding bank deposits and unexplained receipts. The ld.DR stated that the assessee is habitual defaulter in appearing before the appellate authority hence no lenient view is to be taken in this case and prayed for dismissal of appeal.

3 ITA No.3287/Chny/2024

4. We heard the rival contentions and perused the material on record. Though we concur with the submissions of Ld. Sr. DR however, keeping in mind the principle of natural justice and grant another opportunity of hearing to the assessee. We also find that assessee has not represented before the ld.CIT(A) despite notices. Accordingly, the impugned order is set aside and the appeal is restored back to the file of Ld. AO for denovo assessment subject to cost of Rs.5000/- which shall be deposited by the assessee within 30 days from the date of receipt of this order to 'Tamil Nadu State Legal Services Authority' at Hon'ble High Court of Madras. The proof of the same will be furnished by the Assessee before Ld.AO whose shall proceed for denovo assessment after affording proper opportunity of hearing to the assessee. The assessee is directed to substantiate its case with all evidence, confirmations and documents, if any, forthwith without any fail, failing which Ld. AO shall be at liberty to proceed with the assessment proceedings on merits as per law.

5. In the result, appeal filed by the assessee is allowed for statistical purpose.


          Order pronounced in the open court on 25th day of       March, 2025

               Sd/-                                          sd/-
        (मनोज कुमार अ वाल)                             (मनु कुमार िग र)
    (MANOJ KUMAR AGGARWAL)                          (MANU KUMAR GIRI)
ले खा सद / ACCOUNTANT MEMBER                   ाियक सद / JUDICIAL MEMBER
चे ई Chennai:
िदनां क Dated :25-03-2025
KV
आदे श क     त ल प अ े षत /Copy to :
1. अपीलाथ /Appellant 2.    थ /Respondent 3. आयकरआयु       /CIT, Salem.
4. िवभागीय ितिनिध/DR 5. गाडफाईल/GF