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 2]

Income Tax Appellate Tribunal - Agra

Puneet Gupta, Gwalior vs I.T.O., Ward-2(3), Gwalior on 6 March, 2017

            IN THE INCOME TAX APPELLATE TRIBUNAL
                    AGRA (SMC) BENCH: AGRA

               BEFORE SHRI A. D. JAIN, JUDICIAL MEMBER

                         I.T.A No. 08/Agra/2015
                       (ASSESSMENT YEAR-2009-10)

     Puneet Gupta, Prop. M/s              Vs..Income Tax Officer, 2(3),
     Rahul Industries, Gwalior.                Gwalior.


     PAN No.AKSPG1356K
     (Assessee)                                (Revenue)

                Assessee by        None.
                Revenue by         Shri Waseem Arshad,
                                   Sr.DR.


                    Date of Hearing               01.03.2017
                    Date of Pronouncement        06.03.2017


                                      ORDER

This appeal filed by the assessee is directed against the order of the ld. CIT(A) dated 27.10.2014, in relation to the assessment year 2009-10.

2. When the appeal was called out for hearing, none appeared on behalf of the assessee, nor any application for adjournment has been filed. I find that proper notice of hearing has already been sent to the assessee, which has not returned unserved. Under these circumstances, it appears that the assessee is not interested in prosecuting the appeal any further. As such, I hold that the appeal is I.T.A No. 08/Agra/2015 2 liable to be dismissed for non prosecution. In this regard I place reliance upon the following case laws:

1. CIT vs. Multiplan India Ltd. 38 ITD 320 (Del)
2. Estate of Late Tukojirao Holkar vs. CWT 223 ITR 480 (M.P.)
3. New Diwan Oil Mills vs. CIT (2008) 296 ITR 495 (P& H)
4. CIT vs. B. N. Bhattachargee And Another 118 ITR 461(SC)

3. Respectfully following the view taken in the cases cited (supra), I dismiss the appeal filed by the assessee for non prosecution. The assessee may, however, get it revived by showing sufficient cause for non-appearance.

4. In the result, the appeal filed by the assessee is dismissed. Order pronounced in the open court on 06/03/2017.

Sd/-

(A.D. JAIN) JUDICIAL MEMBER Dated 06/03/2017 *AKV* Copy forwarded to:

1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT ASSISTANT REGISTRAR I.T.A No. 08/Agra/2015 3 Date
1. Draft dictated (DNS) 01.03.2017 PS
2. Draft placed before author 01.03.2017 PS
3. Draft proposed & placed before the second member JM/AM
4. Draft discussed/approved by Second Member. JM/AM
5. Approved Draft comes to the Sr.PS/PS 06.03.2017 PS/PS
6. Kept for pronouncement on PS
7. File sent to the Bench Clerk 06.03.2017 PS
8. Date on which file goes to the AR
9. Date on which file goes to the Head Clerk.
10. Date of dispatch of Order.