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 1, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Sage Publication India Pvt. Ltd., ... on 16 December, 2019

      IN THE INCOME TAX APPELLATE TRIBUNAL
           (DELHI BENCH 'I-2' : NEW DELHI)

BEFORE SHRI KULDIP SINGH, JUDICIAL MEMBER
                      and
SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                     ITA No.464/Del./2016
                (ASSESSMENT YEAR : 2011-12)

ACIT, Circle 22 (1),        vs.   M/s. Sage Publication India Pvt. Ltd.,
New Delhi.                        B-1/1-1, Mohan Cooperative Indl. Area,
                                  Mathura Road,
                                  New Delhi.

                                         (PAN : AAACS0332A)

                       CO No.91/Del/2016
                   (in ITA No.464/Del./2016)
                (ASSESSMENT YEAR : 2011-12)

M/s. Sage Publication India Pvt. Ltd.,         vs.    ACIT, Circle 22 (1),
B-1/1-1, Mohan Cooperative Indl. Area,                New Delhi.
Mathura Road,
New Delhi.

      (PAN : AAACS0332A)

      (APPELLANT)                              (RESPONDENT)

      ASSESSEE BY           : Shri S.S. Tomar, Advocate
      REVENUE BY            : Shri Yogesh Kumar Verma, Senior DR

                       Date of Hearing : 16.12.2019
                       Date of Order : 16.12.2019

                               ORDER

PER KULDIP SINGH, JUDICIAL MEMBER :

The Appellant, Assistant Commissioner of Income-tax, Circle 22 (1), New Delhi (hereinafter referred to as 'the revenue') 2 ITA No.464/Del./2016 CO No.91/Del/2016 by filing the present appeal sought to set aside the impugned order dated 30.11.2015 passed by the Assessing Officer in consonance with the orders passed by the ld. DRP/TPO under section 143 (3) read with section 144C of the Income-tax Act, 1961 (for short 'the Act') qua the assessment year 2011-12.

2. Perusal of the aforesaid appeal filed by the Revenue apparently show that the same is having low tax effect as per CBDT Circular No.17/2019 dated 8th August, 2019 vide which the Revenue has been directed not to prefer any appeal in case the tax effect is less than Rs.50,00,000/- and this factual position has been fairly conceded by the Ld. D.R. The Ld. A.R. contended that the appeal of the Revenue may be dismissed in the light of CBDT Circular (supra).

3. We have heard the parties on the issue in controversy and perused the material on record. Perusal of CBDT Circular (supra) shows that monetary limit for filing the appeal by the Department before the Tribunal, Hon'ble High Court and Hon'ble Supreme Court has been revised and the relevant portion of the aforesaid circular is extracted as under:

"Subject : Further Enhancement of Monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/appeals before Supreme Court - Amendment to Circular 3 of 2018 -Measures for reducing litigation.
3 ITA No.464/Del./2016 CO No.91/Del/2016
Reference is invited to the Circular No.3 of 2018 dated 11.07.2018 (the Circular) of Central Board of Direct Taxes (the Board) and its amendment dated 20th August. 2018 vide which monetary limits for filing of income tax appeals by the Department before Income Tax Appellate Tribunal. High Courts and SLPs/appeals before Supreme Court have been specified.

Representation has also been received that an anomaly in the said circular at para 5 may be removed.

2. As a step towards further management of litigation. it has been decided by the Board that monetary limits for filing of appeals in income-tax cases be enhanced further through amendment in Para 3 of the Circular mentioned above and accordingly, the table for monetary limits specified in Para 3 of the Circular shall read as follows:

         Appeals/SLPs       in Income-tax        Monetary
S. No.
         matters                                 Limit (in Rs)
   1     Before Appellate Tribunal               50,00,000/-
   2     Before High Court                       1,00,00,000/-
   3     Before Supreme Court                    2,00,00,000/-

3. Further, with a view to provide parity in filing of appeals in scenarios where separate order is passed by higher appellate authorities for each assessment year vis-a-vis where composite order for more than one assessment years is passed. para 5 of the circular is substituted by the following para:

"5. The Assessing Officer shall calculate the tax effect separately for every assessment year in respect of the disputed issues in the case of every assessee. If, in the case of an assessee, the disputed issues arise in more than one assessment year, appeal can be filed in respect of such assessment year or years in which the tax effect in respect of the disputed issues exceeds the monetary limit specified in para 3. No appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit specified in para 3. Further, even in the case of composite order of any High Court or appellate authority which involves more than one assessment year and common issues in more than one assessment year, no appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit specified in para 3. In case where a composite order/ judgment involves more than one assessee. each assessee shall be dealt with separately."
4 ITA No.464/Del./2016 CO No.91/Del/2016

4. In view of the CBDT Circular No.17/2019 dated 8th August, 2019 having retrospective effect as coordinate Bench of the Tribunal in case of Dinesh Madhavlal Patel [TS-469-ITAT- 2019(Ahd)] 2019-TIOL-1556-ITAT-AHM dated 14th August, 2019 has already decided the issue as to the applicability of the captioned circular to the pending appeals in affirmative and what has been discussed above, we are of the considered view that the aforesaid appeal is not maintainable because of low tax effect i.e. less than Rs.50,00,000/- hence, the aforesaid appeal filed by the Revenue is hereby dismissed having been become infructuous. However, in case, the present appeal is found to be maintainable at any stage for any technical reasons, the Department shall be at liberty to seek recall of this order under relevant provisions of law.

5. Since the appeal filed by the Revenue bearing ITA No.464/Del/2016 has been dismissed as above, hence the cross objections filed by the assessee stands dismissed having been become infructuous.

Order pronounced in open court on this 16th day of December, 2019 after the conclusion of the hearing.

            Sd/-                                   sd/-
     (PRASHANT MAHARISHI)                    (KULDIP SINGH)
     ACCOUNTANT MEMBER                      JUDICIAL MEMBER

Dated the 16th day of December, 2019/TS
                             5    ITA No.464/Del./2016
                                   CO No.91/Del/2016


Copy forwarded to:
     1.Appellant
     2.Respondent
     3.CIT
     4.CIT(A)-XXVI, New Delhi.
     5.CIT(ITAT), New Delhi.
                                        AR, ITAT
                                      NEW DELHI.