Income Tax Appellate Tribunal - Mumbai
Shanti Gold International Ltd., Mumbai vs The Dy Cit Central Rg-7(3), Mumbai on 28 April, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL "E" BENCH, MUMBAI BEFORE SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER & SHRI AMARJIT SINGH, ACCOUNTANT MEMBER ITA No. 143/Mum/2021 (A.Y: 2014-15) Shanti Gold International Vs. DCIT, Range - 7(3) Ltd, (Successor to Shanti 6 t h Floor, Gold) Aayakar Bhavan, 5-D, 5 Floor, 32, t h Mumbai - 400 020.
Corporate Avenue, Mahal Industrial Estate, Off Mahakali Caves Road, Andheri (E), Mumbai -
400093 थायी ले खा सं . /जीआइआर सं . / PAN/GIR No. : AATCS8748R Appellant .. Respondent Appellant by : Mr.Fenil Bhatt.AR Respondent by : Mr.Amol B. Kirtane.DR Date of He aring 30.03.2022 Date of P ronouncement 18.04.2022 आदे श / O R D E R PER PAVAN KUMAR GADALE JM:
The assessee has filed the appeal against the order of the Commissioner of Income Tax (Appeals)-49, Mumbai passed u/s 143(3) r.w.s 153B and 250 of the Act, 1961. The assessee has raised the following grounds of appeal:
1. On the facts and in the circumstances of the case and in ITA No. 144Mum/2021 Shanti Gold International Ltd, Mumbai.-2-
law, the learned Commissioner of Income-tax (Appeals) ['CIT(A)"] has erred in dismissing the appeal of the Appellant as not admitted.
2. On the facts and in the circumstances of the case and in law, the the CIT (A) erred in not appreciating the fact that assessment order passed u/s 143(3) r.w.s 153B of the Income tax Act, 1961 (the Act") on a non-existent entity is bad in law and, therefore, liable to be quashed. The appellant prays that the assessment order passed u/s 143(3) r.w.s 153B of the Act be quashed.
3. Without prejudice to the above, on the facts and in the circumstances of the case and in law, the CIT(A) erred in confirming the action of Assessing Officer ('AO") in disallowing a sum of Rs.28,6731- allegedly paid towards interest on TDS u/s 201(1A) of the Act. The Appellant prays that the CIT(A) ought to have directed the AO to delete the aforesaid disallowance.
4 Without prejudice to the above, on the facts and in the circumstance of the case and in law, the CIT(A) erred in confirming the action of the AO in adding a sum of Rs. 75,00,000/- as undisclosed stock of 18kt gold studded jewellery of 2514.284 grams The Appellant prays that the CIT(A) ought to have directed the AO for deleting the said addition.
5 Your appellant craves the leave to add, amend, alter and I or delete any of the Grounds of Appeal either before or during the course of hearing of appeal.
2. The brief facts of the case that, the assessee is a partnership firm and subsequently converted in to limited company, is engaged in the business of trading, manufacturing of bullion and jewellery made from ITA No. 144Mum/2021 Shanti Gold International Ltd, Mumbai.
-3-precious metals. There was search and seizure of gold from two passengers flying to Mumbai from Raipur and summons u/s 133(1A) of the Act are issued and the statement was recorded. Whereas, the two persons are working for the assessee for marketing of gold ornaments and the assessee was issued notice u/s 153C of the Act and also the notice u/s 143(2) &142(1) of the Act was issued.In compliance to notice, the Ld.AR of the assessee submitted the information. The assessee has filed the return of income on 25.11.2014 with a total income of Rs.3,76,26,970/- and the A.O on perusal of the facts found that the claim made by the assessee in respect of the house property is not acceptable. The A.O has dealt on the various facts relating to the stock of the gold and was not satisfied with the explanations and made addition of undisclosed stock of Rs.75 lakhs and assessed the total income of Rs.451,55,650/- and passed the order u/s 153B r.w.s 143(3) of the Act dated 31.03.2016.
3. Aggrieved by the order, the assessee has filed an appeal before the CIT(A). Whereas the CIT(A) considered the submissions, the findings of the A.O. and the grounds of appeal. In the appellate ITA No. 144Mum/2021 Shanti Gold International Ltd, Mumbai.
-4-proceedings, the assessee has raised the additional grounds of appeal in respect of validity of assessment order passed u/s 153B r.w.s 143(3) of the Act. The CIT(A) dealt on the provisions and called for the remand report from the A.O. In the remand report, it was mentioned that the partnership firm exist up to 31.10.2013 in the name of Shanti Gold (assessee) and subsequently it was converted into limited company Shanti Gold International. Therefore the CIT(A) observed that on conversion of firm into limited company. The partnership firm is automatically dissolved and to be treated as non-est. The CIT(A) dealt on the facts and relied on the judicial decisions and observed at Para 6.3.8 and 6.3.9 and dismissed the appeal as un admitted as under:
6.3.8. In my considered view, as the firm M/s Shanti Gold legally did not exist at the time of filing of appeal and right s and liabilities of the said firm have been transferred to the company naming Shanti Gold International Ltd., it was essential to file and peruse appeal in the name of the new entity. Therefore, filing of appeal in the name of impugned firm was legally not permissible and any appeal filed in this manner could not be proceeded with for adjudication.
6.3.9. In view of the judicial pronouncements as above, and considering the facts and circumstances of the case which is that the appeal has been filed in the name of ITA No. 144Mum/2021 Shanti Gold International Ltd, Mumbai.-5-
the firm which did not exist at the time of filing of appeal. I am left with no option but not dismiss the appeal as not admitted.
4. Aggrieved by the CIT(A) order, the assessee has filed an appeal before the Honble Tribunal.
5. At the time of hearing the ld. AR submitted that the CIT(A) erred in not providing adequate opportunity in rejecting the additional ground of appeal being validity of assesseement. The Ld.AR emphasized that the appeal was filed within the time and technical errors are to be ignored. Since there are two separate orders pertaining to the Firm and the company, therefore the CIT(A) should have provided adequate opportunity of hearing to explain the reasons and admit the appeal and decide on merits. Contra, the Ld. DR supported the order of the CIT(A).
6. We have heard the rival submissions and perused the material on record. Prima-facie, the CIT(A) has dismissed the appeal without admitting the appeal and treated as non-est. The Ld.AR mentioned that the firm was converted into limited company and the assesseement order was passed on a nonexistent entity and is liable to be quashed. We find that, the assessee ITA No. 144Mum/2021 Shanti Gold International Ltd, Mumbai.
-6-has raised grounds of appeal challenging the additions by the A.O. and there could be various reasons for not filling the appeal in the name of the limited company and the CIT(A) can not reject the additional ground of appeal without passing a speaking order on the merits of the case. We considering the principles of natural justice shall provide one more opportunity of hearing to the assessee to substantiate the case along with evidences and information. Accordingly, we set aside the order of the CIT(A) and remit the entire disputed issues to the file of the CIT(A) to adjudicate afresh on merits and the assessee should be provided adequate opportunity of hearing and shall cooperate in submitting the information for early disposal of appeal and allow the grounds of appeal of the assessee statistical purpose.
7. In the result, the appeal filed by the assessee is allowed for statistical purposes.
Sd/- Sd/-
(AMARJIT SINGH) (PAVAN KUMAR GADALE)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai, Dated 18.04.2022
KRK, PS
ITA No. 144Mum/2021
Shanti Gold International Ltd, Mumbai.
-7-Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. The CIT(A)
4. Concerned CIT DR, ITAT, Mumbai
5.
6. Guard file.
आदे शानुसार/ BY ORDER, //True Copy//
1. ( Asst. Registrar) ITAT, Mumbai