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 2, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Sanjeev Aggarwal, New Delhi vs Department Of Income Tax on 19 February, 2016

                IN THE INCOME TAX APPELLATE TRIBUNAL
                     DELHI BENCH: 'G': NEW DELHI

         BEFORE SHRI G.D. AGRAWAL, VICE PRESIDENT, AND
                SHRI CHANDRA MOHAN GARG, JUDICIAL MEMBER

                        ITA No. 3962/Del /2009
                       Assessment Year: 2006-07

The A.C.I.T                   Vs.           Shri Sanjeev Aggarwal
Central Circle - 17                         6068, Gali Batasha
New Delhi                                   Khari Baoli, Delhi

                                            PAN : ADHPA 0449 G
  [Appellant]                                    [Respondent]

                 Date of Hearing      : 09.02.2016
                 Date of Pronouncement: 19.02.2016

                        Appellant by :      Ms. Anima Bernwal, Sr. DR
                      Respondent by :       Shri Ajay Goel, CA

                                    ORDER

PER CHANDRA MOHAN GARG, JUDICIAL MEMBER

This appeal filed by the Revenue is directed against the order of the CIT(A)-II, New Delhi dated 27/07/2009 for A.Y 2006-07.

2. This appeal has been fixed for hearing in view of the recent CBDT Instruction No. 21/2015 dated 10.12.2015, revising the monetary limit of Rs.10.00 lakhs for not filing the appeal before the Tribunal in terms of section 268A(1) of the Income-tax Act. 2 ITA No. 3962/Del/2009

3. The CBDT in its recent Circular No. 21/2015 dated 10.12.2015 has provided that no departmental appeal shall be filed before the 1TAT wherein the tax effect involved is less than Rs.10 lakhs. Further, in para 10 of the Circular, it is provided that this instruction would apply retrospectively and the pending appeals below the specified tax limit of Rs.10 lakhs may be withdrawn/not pressed.

4. The learned CIT-DR appearing on behalf of the Revenue before us, at the outset, submitted that appeal can be withdrawn only after getting the approval of competent authority. He further referred to para 7 of the Circular to submit that dismissal of appeal, however, in any case, on account of low tax effect should not be considered as a precedence in the matters of subsequent years where the tax effect is above the monetary limit prescribed by this Circular and the issue should be decided on merits.

5. The learned counsel for the assessee, on the other hand, stated that the Circular is squarely applicable to the present appeal of the Revenue.

2 3 ITA No. 3962/Del/2009

6. After considering the submissions of both the parties, we find that prima facie, the tax effect involved in this appeal by the Revenue is below Rs. 10.00 lakhs and, therefore, we deem it proper to dismiss the appeal particularly because the pending appeal is covered by Circular in view of para 10 of the circular. However, we may clarify that if on receipt of this order, the Assessing Officer finds that the tax effect is above Rs.10 lakhs or in any other manner, the Circular is not applicable in view of exceptions culled out in the Circular, he will be at liberty to file miscellaneous application for recalling of this order which the Tribunal will consider in accordance with law. We further find considerable force in the contention of the CIT/DR that this order cannot be considered as an acceptance by the Revenue on the issue involved in this appeal and will not be an estoppel for the Revenue to take up the issue, involved in this appeal, before ITAT on merits if the tax effect in those years is more than Rs.10 lakhs.

7. Keeping in view the above Circular and the provisions of section 268A of the Income-tax Act, 1961 and without going into merits of the case, we dismiss the instant appeal filed by the Revenue as tax effect in the appeal is less than Rs.10 lakhs. 3 4 ITA No. 3962/Del/2009

8. In the result, the appeal of the Revenue stand s dismissed.

The order is pronounced in the open court on 19.02.2016.

             Sd/-                                      sd/-

      (G.D. AGARWAL)                             (C.M. GARG)
      VICE PRESIDENT                           JUDICIAL MEMBER

Dated: 19th February, 2016.

VL/


Copy forwarded to:

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR
                                                        Asst. Registrar,
                                                       ITAT, New Delhi




                                   4