Income Tax Appellate Tribunal - Delhi
M/S Turner International India Pvt. ... vs Dcit, New Delhi on 22 February, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'I-1', NEW DELHI
Before Sh. N. K. Saini, AM and Sh. Sudhanshu Srivastava, JM
ITA No. 6627/Del/2016 : Asstt. Year : 2012-13
Turner International India Pvt. Ltd., Vs DCIT,
5th Floor, Radisson Commercial Circle-25(2),
Plaza, NH-8, Mahilpalpur, New Delhi
New Delhi-110037
(APPELLANT) (RESPONDENT)
PAN/GIR No. AAACT3821H
Assessee by : Sh. Kanchan Kaushal, Adv.
Revenue by : Sh. Kumar Pranav, Sr. DR
Date of Hearing : 21.02.2018 Date of Pronouncement : 22.02.2018
ORDER
Per N. K. Saini, AM:
This is an appeal by the assessee against the order dated 30.12.2016 passed by the AO u/s 143(3) r.w.s. 144C of the Income Tax Act, 1961 (hereinafter referred to as the Act).
2. During the course of hearing, the ld. Sr. DR at the very outset stated that the impugned order has been withdrawn by the AO vide order dated 14.07.2017 (copy of the said order was furnished whic h is placed on record). It was further submitted that the assessee for the same assessment year i.e. assessment year 2012-13 has also filed another appeal in ITA No. 218/Del/2017. Therefore, the present appeal in ITA No. 6627/Del/2016 is infructuous.
2 ITA No. 6627/Del/2016Turner International India Pvt. Ltd.
3. In his rival sub missions, the ld. Counsel for the assessee could not controvert the aforesaid contention of the ld. Sr. DR.
4. After considering the submissions of both the parties and the material available on record, it is noticed that the draft assessment order dated 30.12.2016 for the assessment year 2012-13 was withdrawn by the AO vide letter dated 14.07.2017 written to the Pr. Officer of the assessee stating therein as under:
"Sub: Withdrawal of Draft Assessment Order dated 30.12.2016 for A.Y. 2012-13 - Reg.
From the perusal of records it is seen that during the year under consideration the assessee had entered into international transaction with its associated enterprises. With the previous approval of Pr. CIT, Delhi-9, New Delhi, in accordance with the provisions of section 92CA of the I.T. Act, 1961, the matter of international transactions entered into by the assessee with its associated enterprises was referred to the Transfer Pricing Officer for determining the Arm's Length Price.
2. The Additional Commissioner of Income Tax, Transfer Pricing Officer-3(2), New Delhi has passed his order u/s 92CA (3) of the IT. Act, 1961 dated 29.01.2016 wherein he has proposed an adjustment of Rs. 61,52,84,260 u/s 92CA(3) of the IT Act 1961. Accordingly the AO passed Draft Assessment Order u/s 143(3) r.w.s. 144C of the Act dated 15.03.2016 recomputing the income of the assessee at Rs.67,1l,31,920/- making addition of Rs. 61,52,84,260/- on account of TPO adjournment u/s 92CA(3).
4. Aggrieved with the said draft assessment order of the AO, the assessee preferred an appeal before the Hon'ble Dispute Resolution Panel against the 3 ITA No. 6627/Del/2016 Turner International India Pvt. Ltd.
adjustment of Rs. 61,52,84,260/-as proposed by the TPO. The Hon'ble DRP has issued certain directions vide order u/s 144C(5) dated 05.10.2016. The same was forwarded to the TPO-3(2)(1), New Delhi for giving effect to pass the final assessment order as the case was time barred on 31.12.2016. The TPO vide letter dated 28.11.2016, as per directions of the Hon'ble DRP, revised the earlier adjustment of Rs. 61,52,84,2607- to Rs. 35,03,74,731/-. Accordingly,- another draft assessment order dated 30.12.2016 incorporating TPO adjustment of Rs.35,03,74,731/- has been inadvertently passed.
5. The said draft assessment order dated 23.12.2016 is hereby withdrawn in view of the following facts:-
i) Once the assessee goes to the Hon'ble DRP against the draft assessment order, another draft assessment order inadvertently issues becomes irrelevant.
ii) As per the doctrine of merger, the draf t assessment order merged with Hon'ble DRP's order and,
iii) Upon receipt of the directions issued by the Hon'ble DRP vide order u/s 144C(5) dated
5.10.2016, final assessment was completed on 27.12.2016 vide order u/s 143(3) r.w.s. I44C of the Act in conformity with the said directions.
iv) As the assessee has filed appeal/ objections before the Hon'ble DRP against the first draft assessment order dated 15.3.2016 then second draft order which was inadvertently passes becomes infructuous."
Sd/-
(Bharat G. Patel) Asstt. Commissioner of Income Tax Circle-25(2), New Delhi 4 ITA No. 6627/Del/2016 Turner International India Pvt. Ltd.
5. Since, the impugned order dated 14.07.2017 is not in existence, therefore, the appeal filed by the assessee against the said order beco mes infructuous. Accordingly, the sa me is dismissed.
6. In the result, the appeal of the assessee is dismissed as infructuous. (Order Pronounced in the Court on 22/02/2018) Sd/- Sd/-
(Sudhanshu Srivastava) (N. K. Saini) JUDICIAL MEMBER ACCOUNTANT MEMBER Dated: 22/02/2018 *Subodh* Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5.DR: ITAT ASSISTANT REGISTRAR