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 0, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Rosa Power Supply Company Limited, ... vs Dcit 14(3)(1), Mumbai on 1 July, 2019

                   THE INCOME TAX APPELLATE TRIBUNAL
                            "D" Bench, Mumbai
           Before Shri Shamim Yahya (AM) & Shri Amarjit Singh (JM)

             I.T.A. No. 2610/Mum/2018 (Assessment Year 2013-14)

       Rosa Power Supply Company Ltd.               DCIT 14(3)(1)
       H Block, 1 s t Floor, DAKC     V s.          Room No. 455
       Thane Belapur Road                           4 t h Floor
       Koparkhairne                                 Aayakar Bhavan
       Navi Mumbai-400 710.                         M.K. Road
                                                    Mumbai-400 020.
       PAN : AABCR8917M
       (Appellant)                                  (Respondent)

                  Assessee by             Shri Jitendra Sanghavi
                  Department by           Shri Sanjay Singh
                  Date of Hearing         16.5.2019
                  Date of Pronouncement   08.7.2019

                                   ORDER

Per Shamim Yahya (AM):-

This appeal by the assessee is directed against order of learned CIT-A dated 8.1.2018 and pertains to assessment year 2013-14.

2. The preliminary issue raised is that learned CIT-A erred in dismissing the appeal in limine on the technical ground that the appeal was not filed electronically.

3. Brief facts of the case are that pursuant to the assessment order assessee filed appeal before the learned CIT-A. Learned CIT-A noted that pursuant to the directions in this regard, from the current assessment year the appeal before the learned CIT-A was to be filed in electronic mode. The learned CIT-A noted that since it was mandatory for the assessee to file appeal electronically, he dismissed the appeal in limine on the technical ground.

4. Against this order assessee is in appeal before us.

2

R o s a P o we r S up pl y C o m p a n y L t d.

5. We have heard both the counsel and perused the records. We find that in the present case the learned CIT-A has not adjudicated the appeal filed before him. He has dismissed the same as unadmitted on the ground that the assessee was required file the appeal electronically. Since it was not so done the learned CIT-A dismissed the appeal. It is the plea of the assessee that this was the first year when it was required that the appeal should be filed electronically. It is prayed that there were some technical glitches and accordingly it is prayed that the appeal should be admitted and proper order on the adjudication of the same should be given.

6. Up on careful consideration we find that the assessee's plea is that it was the first year of the requirement of the appeal to be filed electronically and there were some technical glitches. It is prayed that in the interest of justice the appeal should be adjudicated on merits. This in our considered opinion deserves proper consideration. We note that it is settled law that in the web of hypertechnicality justice should not take a backseat, more so, when it is the first year of the requirement. Accordingly we remit the issue to the file of learned CIT-A. Learned CIT-A directed to consider the issues raised on merits and pass by speaking order after giving proper notice to the assessee.

7. In the result assessee's appeal is allowed for statistical purposes Order has been pronounced in the Court on 8.7.2019.

                     SD/-                                 SD/-
               (AMARJIT SINGH)                       (SHAMIM YAHYA)
              JUDICIAL MEMBER                     ACCOUNTANT MEMBER

Mumbai; Dated : 8/7/2019

Copy of the Order forwarded to :

     1.   The Appellant
     2.   The Respondent
     3.   The CIT(A)
     4.   CIT
     5.   DR, ITAT, Mumbai
                                3
                                   R o s a P o we r S up pl y C o m p a n y L t d.

     6. Guard File.

                                          BY ORDER,
               //True Copy//

                                    (Assistant Registrar)
PS                                     ITAT, Mumbai