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 4, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Ujai Ahmad,Amroha vs Ito,1(1), Moradabad on 18 February, 2025

                                                             ITA No.4909/Del/2024


                IN THE INCOME TAX APPELLATE TRIBUNAL
                      DELHI "E" BENCH: NEW DELHI

     BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER &
            SHRI YOGESH KUMAR US, JUDICIAL MEMBER

                        ITA No.4909/Del/2024
                     [Assessment Year : 2015-16]
           Ujair Ahmad                vs ITO
           S/o-Shabbir Ahmad              Ward-1(1)
           Delhi Road, Joya, Amroha       Moradabad
           Uttar Pradesh-244221
           PAN-AOQPA6007D
           APPELLANT                      RESPONDENT
           Appellant by                  Shri Vicky Kapoor, CA
           Respondent by                 Ms. Baljeet Kaur, CIT DR
           Date of Hearing                          18.02.2025
           Date of Pronouncement                    18.02.2025


                                    ORDER

PER PRADIP KUMAR KEDIA, AM :

The instant appeal has been filed at the instance of the assessee seeking to assail the First Appellate order dated 23.08.2024 passed by Commissioner of Income Tax (A), National Faceless Appeal Centre ("NFAC"), Delhi ["CIT(A)"] u/s 250 of the Income Tax Act, 1961 ["the Act"] arising from the assessment order dated 25.03.2023 passed u/s 147 r.w.s 144 r.w.s 144B of the Act pertaining to assessment year 2015-16.

2. As per the grounds of appeal, the assessee seeks to challenge the additions towards cash deposits of INR 55,50,000/- under s. 69A of the Act.

3. When the matter was called for hearing, Ld. Counsel for the assessee adverted to the first appellate order passed under s. 250 of the Act for AY 2015- 16 in question and submitted that the notices have been sent in the months of May 2023, June 2024 & July 2024 by e-mail which were purportedly not responded by the assessee. The Ld. Counsel thus submitted that the CIT(A) has adjudicated the appeal in the absence of the assessee ex-parte.

Page | 1 ITA No.4909/Del/2024

4. In this regard, Ld. Counsel pointed out that as per appeal memo in Form-35, the e-mail for service of e-notices was given as '[email protected]'. The CIT(A) however probably served the notice at the e-mail ID of the erstwhile Accountant of the assessee read as '[email protected]'. Thus none of the three notices were received by the assessee owing to wrong e-mail ID. The Ld. Counsel thus submitted that lack of opportunity due to non-service of notices at the correct e-mail address has resulted in miscarriage of justice. The Ld. Counsel thus urged for suitable relief in the matter.

5. The Ld. Sr. DR for the Revenue referred to and relied upon the first appellate order.

6. We have carefully considered the rival submissions and perused the first appellate order as well as the assessment order. As per para 4 of the first appellate order passed under s. 250 of the Act, it appears that three notices were issued by the CIT(A) to discuss the grievance raised by the assessee. However, it is not known whether the notices have been actually served or not. The assessee claims to be not privy to any of such notices. Non-compliance of such notices is resulted in ex-parte order by the CIT(A).

7. Needless to say that judicial propriety demands that a fair opportunity is given to the assessee to enable it to explain its case. The breach of sacrosanct principles of natural justice is fundamental and goes to the root of the process of framing assessment/appellate order. The first appellate order passed without opportunity thus deserves to be set aside. The assessee pleads for restoration of appeal to the file of the AO instead of CIT(A) to enable him to produce documentary evidences to corroborate factual contentions. The plea of the assessee deserves to be viewed in benign manner having regard to the factual matrix of the case.

8. Hence in order to prevent miscarriage of justice and to set right procedural impropriety, we consider it expedient to set aside the ex-parte order passed by the CIT(A) and restore the matter to the file of AO for denovo Page | 2 ITA No.4909/Del/2024 assessment in accordance with law after giving reasonable opportunity of being heard to the assessee. The assessee is also cautioned to attend the assessment proceedings diligently without any demur.

9. In the result, the appeal of the assessee is allowed for statistical purposes.

Order pronounced in the open Court on 18 th February, 2025.

            Sd/-                                             Sd/-


(YOGESH KUMAR US)                                      (PRADIP KUMAR KEDIA)
JUDICIAL MEMBER                                         ACCOUNTANT MEMBER

*Amit Kumar, Sr.P.S*

Copy forwarded to:

     1.   Appellant
     2.   Respondent
     3.   CIT
     4.   CIT(Appeals)
     5.   DR: ITAT


                                                       ASSISTANT REGISTRAR
                                                            ITAT, NEW DELHI




                                                                          Page | 3