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 7, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Ram Niwas Verma, Jaipur vs Income Tax Officer, Ward-2(4), Jaipur on 29 August, 2023

                                            1
                                   ITA NO.335/JP/2023
                         RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR

                      vk;djvihyh; vf/kdj.k] t;iqjU;k;ihB] t;iqj
                      IN THE INCOME TAX APPELLATE TRIBUNAL,
                            JAIPUR BENCHES,"SMC" JAIPUR

      Jh laanhixkslkbZ]U;kf;dlnL; ,oa Jh jkBksM deys'k t;UrHkkbZ] ys[kk lnL; ds le{k
      BEFORE: SHRI SANDEEP GOSAIN, JM & SHRI RATHOD KAMLESH JAYANTBHAI, AM

                      vk;djvihy la-@ITA No. 335/JP/2023
                      fu/kZkj.ko"kZ@AssessmentYear :2009-10

Shri Ram Niwas Verma                           cuke The ITO
A Block 701, Mangalams Aroma, Near Vs. Ward 2(4)
Patrakar Colony, Mansarovar, Rampura, Jaipur         Jaipur
LFkk;hys[kk la-@thvkbZvkj la-@PAN/GIR No.: ACAPV 5640 H
vihykFkhZ@Appellant                                        izR;FkhZ@Respondent

      fu/kZkfjrh dh vksj ls@Assessee by : Shri Rajni Kant Bhatra, CA
      jktLo dh vksj ls@Revenue by: Ms. Monisha Choudhary, Addl. CIT-DR

      lquokbZ dh rkjh[k@Date of Hearing            : 01/08/2023
      mn?kks"k.kk dh rkjh[k@Date of Pronouncement:    29 /08/2023

                                      vkns'k@ORDER

PER: SANDEEP GOSAIN, JM This appeal filed by the assessee is directed against order of the ld. CIT(A) dated 24-03-2023, National Faceless Appeal Centre, Delhi [ hereinafter referred to as (NFAC) ] for the assessment year 2009-10 wherein the assessee has raised the following grounds of appeal.

''1. That the impugned appellate order passed by the Id CIT(A), NFAC, Delhi as ex-parte basis u/s 250/144 of the I.A. Act, 1961 is wrong and bad in law in as much as it has been passed without considering submission made by the appellant on 26-12-2017and statement of facts submitted with appeal. 2

ITA NO.335/JP/2023 RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR

2.That without prejudice to the ground No (1) above on the facts and in the circumstances of the case the ld CIT(A) is wrong, unjust and has erred in law in not accepting submission of the appellant that he was not real seller of the immovable property at plot No. 107, Vardhman Sarovar, Ganpatpura, Sanganer, Jaipur and that he executed the sale deed simply as Power of Attorney of real owner Sh. Manish Agarwal and thereby confirming action of the assessing officer is assessing capital gains on sale of the said property in the hand of the appellant.

3.That without prejudice to the ground No (1) and (2) above the Id CIT(A) is wrong and has erred in law in confirming application of provisions of sec. 50C of the I.T. Act, 1961 by the ld assessing officer and thereby adopting sale consideration on sale of above said immovable property at Rs. 7,96,530/-on in basis of valuation by stamp authority as against sale consideration of Rs. 3,80,000/- actually received and declared in the registered sale deed.

4. That without prejudice to the ground No. (1) to (3) above the Id CIT(A) is wrong and has erred in law in upholding charging whole of stamp duty value of the property by the Id AO as deemed sales consideration without allowing benefit of cost of acquisition.

5.That without prejudice to the ground no. (1) above the Id CIT(A) is wrong and has erred in law in confirming disallowance of deduction of Rs. 43000/- claimed by appellant u/s 80C of the I.T. Act, 1961.'' 2.1 At the outset of the hearing, the ld. AR of the assessee vide his application dated 29-07-2023 prayed for adjournment in the case on the ground that details and documents for preparation of arguments in appeal could not be collected and thus written submissions could not be prepared. Thus, in the absence of these papers, the ld. AR of the assessee will not be able to argue the case before the Bench.

2.2 On the other hand, the ld DR objected to the adjournment application of the assessee.

2.3 The Bench heard both the parties and perused the materials available on record. The Bench has taken into consideration the adjournment 3 ITA NO.335/JP/2023 RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR application of the ld. AR of the assessee but did not find merit to consider the same on flimsy ground which is rejected.

3.1 Apropos Ground No. 1 to 5 of the assessee, the facts as emerges from the order of the ld. CIT(A) are as under:-

''2. The facts of the case are that the case was reopened u/s. 147 of the IT Act, 1961 on the basis of the information relevant to A.Y. 2009-10, that the assessee had sold an immovable property on 28.04.2008 for sale consideration of Rs. 3,80,000/-, however, the stamp authority evaluated the value of property at Rs. 7,96,530/-. In response to the notice us/. 142(1) of the IT Act, 1961, issued to the assessee, he replied that the property was registered through power of attorney by him to Smt. Raj Bala and the sale transaction took place between Smt. Raj Bala and Shri Manish Agarwal.
The AO is of the opinion that the assessee's reply was not satisfactory and hence added the STCG of Rs. 7,96,530/- to the total income of the assessee.
During the year under consideration, the assessee had claimed deduction of Rs. 43,000/- u/s. 80C of the IT Act, 1961. The assessee failed to substantiate his claim. Hence, the amount of Rs. 43,000/- was added to the total income of the assessee.
The assessment was completed u/s. 147/144 with an assessed income of Rs. 10,12,260/-.
3. The appellant was requested repeatedly to file reply.

During the course of appellate proceedings vide notice dated 17/02/2021, 27/04/2022, 06/02/2023 & 03/03/2023. However no submissions were made during the entire appellate proceedings. The appellant during the appellate proceedings did not comply with the notices and hence made no submission 4 ITA NO.335/JP/2023 RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR in support of grounds of appeal. So it is held that the appellant had nothing more to submit except for raising the ground.

3.1 The Hon'ble ITAT in ITA No. 1025- 1027/Chandi/2005 for the A.Y. 2002-03 in the case of M/s Chhabra Land and Housing Ltd. after following the decision of Hon'ble Supreme Court in the case of B.N. Bhattachargee, 118 ITR 461 (SC) held that the appeal does not mean merely filing of the appeal but effectively pursuing it. Keeping in view of the aforesaid factual position, the appeal filed by the appellant is, therefore, decided on merits.

4. In the instance of the case the appellant failed to make any submissions in support of grounds of appeal, this gives rise to an undisputable conclusion that the assessee has got nothing more to say in this regard. I have gone through the record before me and based on the record I have decided to adjudicate the issue on the merits of the case. In the instant case the AO has rightly added the amount of Rs. 8,39,530/- to the total income of the assessee. Since no compliance was received from the part of the assessee after repetitive issuance of notices by the Department, therefore, the addition made by the Assessing Officer of Rs. 8,39,530/- is hereby confirmed.

5. Grounds of the appeal are dismissed.'' 3.2 In this case, it is noted that the case of assessee was reopened u/s 147 of the Act after prior approval of worthy Pr. CIT-Jaipur-1 vide letter No. 1590 dated 21-03-2016 on the basis of information that during the A.Y. 2009-10 the assesee had sold an immovable property on 28-04-2008 situated at Plot No. 107, Vardhman Sarovar, Ganpat Pura, Sanganer, Jaipur for sale consideration of Rs.3.80 lacs and the stamp authority evaluated the 5 ITA NO.335/JP/2023 RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR property at Rs.7,96,530/- for the purpose of stamp value. Notice u/s 148 of I.T, Act, 1961 was issued to the assessee on 23-03-2016 for which the assesse submitted copy of return filed on 10-07-2009 on 29-06-2016. Notices u/s 142(1) of the I.T. Act alongwith questionnaire issued on 19-08- 2016 fixing the date of hearing on 05-09-2016. The assessee replied to the notice u/s 142(1) and in his reply the assesse stated that the property was registered through power of attorney by him to Smt. Raj Bala and the sale transaction took place between Smt. Raj Bala and Shri Manish Agarwal for Rs.3.80 lacs. The AO noted that the reply of the assessee is not satisfactory as he did not produce the proof of passing of sale consideration to Shri Manish Agarwal and to this effect, the assessee was issued a final show cause alongwith notice u/s 142(1) which is mentioned at page 1 and 2 of the assessment order. It is also noted that the AO made disallowances of Rs.7,96,530/- as per Section 50C of the Act and Rs.43,000/- as to claim deduction u/s 80C of the Act by observing that the assessee neither attended nor filed any written submission or sought adjournment and thus made the additions in the hands of the assessee for which relevant para 5 & 6 of assessment order is reproduced as under:-

''5. Neither attended nor filed any written submission or sought adjournment. Therefore, in view of the assessee have nothing to file any submission or supporting evidences in his claim. Hence, 6 ITA NO.335/JP/2023 RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR the short term capital gain is computate at Rs.7,96,530/- as per section 50C of the Act.....
6. Disallowed deduction under Chapter VI of the Act During the year under consideration, the assessee has claimed deduction u/s 80C of the Act. The assessee was asked to furnish the proof for any investment of Rs.43,000/- was made during the year and claim deduction u/s 80C of the Act vide final show cause notice issued on 19-10-2016. The assessee has failed to furnish the same, therefore, in view of the above, the claim of the assessee u/s 80C of the Act is disallowed and added to the total income of the assessee...'' 3.3 After hearing the hearing both the parties and perusing the materials available on record including the adjournment application of the assessee whereby the assessee prayed that details and documents necessary for preparation of arguments could not be collected and also written submissions could not be prepared and thus the ld. AR of the assessee was unable to attend the hearing of the case while as the ld. DR relied upon the orders of the lower authorities, the Bench noticed that the ld. AR of the assessee could not advance / submit the documents concerning the issue in question before the lower authorities to safeguard the interest of the assessee in spite of various opportunities by lower authorities. From the conspectus of the above case, the Bench feels that one more chance should be given to the ld. AR of the assessee to safeguard the interest of the assessee and thus the appeal of the assessee is restored to the file of the 7 ITA NO.335/JP/2023 RAM NIWAS VERMA VS ITO,WARD 2(4), JAIPUR AO to decide it afresh but by providing adequate opportunity of being heard to the assessee. Thus the appeal of the assesse is allowed for statistical purposes.
3.4 Before parting, we may make it clear that our decision to restore the matter back to the file of the AO shall in no way be construed as having any reflection or expression on the merits of the dispute, which shall be adjudicated by the AO independently in accordance with law.
4.0 In the result, the appeal of the assessee is allowed for statistical purposes.

Order pronounced in the open court on 29 /08/2023.

        Sd/-                                                                 Sd/-

¼jkBksM deys'k t;UrHkkbZ ½                                           ¼lanhi xkslkbZ½
(Rathod Kamlesh Jayantbhai)                                          (Sandeep Gosain)
ys[kklnL;@Accountant Member                                    U;kf;dlnL;@Judicial Member

Tk;iqj@Jaipur
fnukad@Dated:-                29/08/2023

Mishra

vkns'k dh izfrfyfi vxzsf'kr@Copy of the order forwarded to:

1. The Appellant- Shri Ram Niwas Verma
2. izR;FkhZ@ The Respondent- The ITO, Ward 2(4), Jaipur.
3. vk;dj vk;qDr@ The ld CIT (
4. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
5. xkMZQkbZy@ Guard File (ITA No.335/JPR/2023) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asstt. Registrar