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 7, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Talha Khan,Mohalla Afganan Po Amroha vs Addl.Jt.Dy.Acit.Nfac, National ... on 18 November, 2024

             IN THE INCOME TAX APPELLATE TRIBUNAL

                     DELHI BENCH "H", NEW DELHI

      BEFORE SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER,
                           AND
           SHRI VIMAL KUMAR, JUDICIAL MEMBER

                                ITA NO. 3419/Del/2024
                                   A.YR. : 2017-18
TALHA KHAN,                VS.                       NATIONAL    FACELESS
MOHALLA AFGANAN PO AMROHA,                           APPEAL CENTRE (NFAC),
AMROHA-244221                                        DELHI
UTTAR PRADESH
(PAN: EJSPK7379K)
(APPELLANT)                                          (RESPONDENT)

                Appellant by           :       Sh. Vibhu Gupta, Adv.
                Respondent by          :       Sh. Amit Katoch, Sr. DR.


            Date of hearing                :   13.11.2024
            Date of pronouncement          :   18.11.2024
                                      ORDER
PER SHAMIM YAHYA, AM :

The Assessee has filed the instant Appeal against the Order of the Ld. CIT(Appeal)/NFAC, Delhi dated 14.3.2024, relating to assessment year 2017- 18 on the following grounds:-

1. On the facts and circumstances of the case, the order passed by the learned CIT(A) is bad both in the eye of law and on facts.
2. On the facts and circumstances of the case, the learned CIT(A) has erred both on facts and in law in not admitting the additional evidences filed by the assessee under Rule 46A of the Income-tax Rules, 3(i) On the facts and circumstances of the case, the learned CIT(A) has erred both on facts and in law in confirming the addition of Rs, 1,14,57,570/- made by AO by invoking the provisions of section 69A of the Act, 1961.

(ii) On the facts and circumstances of the case, the learned CIT(A) has erred both on facts and in law in rejecting the contention of the assessee That it is fact on record that appellant filed return of income along with audit report in form 3CB and 3CD on 26.4.2021 on IT portal in compliance of notice under section 148 dated 30.3.3021 and the AO has mentioned reply of appellant in his assessment order dated 29.3.2022 in para no. 4 "however, the assessee replied on one instance dated 22.12.2021 that we have filed the ITR for AY 2017-18 on 26.4.2021 verified with DSC and submitted a copy of ITR-V." 4(i) On the facts and circumstances of the case, the learned CIT(A) has erred both on facts and in law in confirming the disallowance of Rs. 1,14,57,570/- made by AO on account of cash receipts.

(ii) That on the facts and in the circumstances of the case and in law and being admitted fact on record, the AO erred in passing the assessment order u/s, 147/144 of the IT Act without appreciating written submission dated 22.12.2021 along with ITR and audit report 3CB and 3CD dated 26.04.2021.

(iii) That the disallowance has been confirmed rejecting the explanation given by the assessee in this regard.

5. That on the facts and in the circumstances of the case and in iaw and being admitted fact on record, the AO has wrongly presumed cash deposits of Rs. 1,14,57,570 as deemed concealed or unexplained income under section 69A/115BBE through net taking congnizance of duly filed ITR and final audited accounts in shape of form 3CB and 3CD wherein all cash deposits in trade current accounts are part of

2|Page final accounts. Therefore being part of audited final accounts, business transactions, explained nature and sources, addition of cash deposits amounting to Rs. 1,14,57,570 in total income of appellant is void and invalid.

6. On the facts and circumstances of the case, the learned CIT(A) has erred both on fad and in law in passing the order without providing adequate opportunity of being hear in gross violation of principle of natural justice.

7. That on the facts and in the circumstances of the case and in law and being admitted fact on record, the AO has wrongly issued penalty show cause and other notices und section 271F, 271A ; 271B, 271 AAC[1], 272A[1][d] and wrongly assessed income and the head from other sources in place of business income.

2. At the outset, it is noticed that there is a delay of 71 days in filing the appeal before the Tribunal. The reasonable cause for the same has been attributed that assessee is not well versed with the tax laws and proceedings, hence, it is prayed that delay in dispute may kindly be condoned. Upon hearing the Ld. AR and perusing the records, in the interest of justice, the delay in dispute is condoned.

3. In this case, AO passed the order u/s. 144 of the Act and made an addition of Rs. 1,14,57,570/- being unexplained money u/s. 69A of the Act which was deposited in bank by way of cash. Upon assessee's appeal, Ld. CIT(A) dismissed the appeal. Against the order of the Ld. CIT(A) assessee is in appeal before us.

4. We have heard both the parties and perused the records. Ld. Counsel for the assessee pleaded that due to ignorance of consequences, assessee has not been able to comply with the notices and properly canvass the case before the revenue authorities. Hence, he pleaded that an opportunity may be given to the

3|Page assessee to properly canvass his case before the AO. Ld. DR did not object the aforesaid proposition.

4.1 After considering the aforesaid factual matrix, we are of the considered view, that interest of justice will be served, if the issues in dispute are remitted back to the file of the AO with the directions to decide the same afresh by passing a speaking order, after giving adequate opportunity of being heard to the assessee. We hold and direct accordingly.

5. In the result, the Assessee's appeal is allowed for statistical purposes.

Order pronounced on 18/11/2024.

              Sd/-                                         Sd/-

    (VIMAL KUMAR)                              (SHAMIM YAHYA)
  JUDICIAL MEMBER                            ACCOUNTANT MEMBER

SRB

Copy forwarded to:-
1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR, ITAT                                             Assistant Registrar




                                                                          4|Page