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 1]

Income Tax Appellate Tribunal - Ahmedabad

Dr. Jitendra T. Patel, Baroda vs The Deputy Commissioner Of Income Tax, ... on 31 July, 2019

ITA No. 2988,89 and 90/Ahd/2016 and the related COs Assessment year: 2013-14 ITA No. 3362 and 3363/Ahd/16 Assessment year: 2008-09 and 2012-13 Page 1 of 4 IN THE INCOME TAX APPELLATE TRIBUNAL AHMEDABAD "B" BENCH, AHMEDABAD [Coram: Pramod Kumar (Vice President) and Madhumita Roy (Judicial Member)] ITA No. 2990/Ahd/2016 Assessment year: 2013-14 Deputy Commissioner of Income Tax Central Circle 2, Baroda ..............................Appellant Vs Dr Atul T Patel ..........................Respondent Padmalya, Near Dodsal Colony Mujhmahuda, Akota Road, Baroda 390 020 [PAN: ACQPP5804K] CO No. 16/Ahd/17 Arising out of ITA No. 2990/Ahd/16 Assessment year 2013-14 Dr Atul T Patel ......................Cross objector Padmalya, Near Dodsal Colony Mujhmahuda, Akota Road, Baroda 390 020 [PAN: ACQPP5804K] Vs Deputy Commissioner of Income Tax Central Circle 2, Baroda ............................Respondent ITA No. 2989/Ahd/2016 Assessment year: 2013-14 Deputy Commissioner of Income Tax Central Circle 2, Baroda ..............................Appellant Vs Dr Vandana U Patel ..........................Respondent 6-7, Nirmal Society, Behind Akota Standium, Akota Road, Baroda 390 020 [PAN: ADHPP9157D] ITA No. 2988,89 and 90/Ahd/2016 and the related COs Assessment year: 2013-14 ITA No. 3362 and 3363/Ahd/16 Assessment year: 2008-09 and 2012-13 Page 2 of 4 CO No 18/Ahd/ 17 In ITA No. 2989/Ahd/2016 Assessment year: 2013-14 Dr Vandana U Patel ......................Cross objector 6-7, Nirmal Society, Behind Akota Standium, Akota Road, Baroda 390 020 [PAN: ADHPP9157D] Vs Deputy Commissioner of Income Tax Central Circle 2, Baroda ............................Respondent ITA No. 2988/Ahd/2016 Assessment year: 2013-14 Deputy Commissioner of Income Tax Central Circle 2, Baroda ..............................Appellant Vs Dr Jitendra T Patel ..........................Respondent 1, Kalpana Clinic, Bhao Kale Lane, Raopura Baroda [PAN: AEQPP4644F] CO No. 20/Ahd/ 17 In ITA No. 2988/Ahd/2016 Assessment year: 2013-14 Dr Jitendra T Patel ......................Cross objector 1, Kalpana Clinic, Bhao Kale Lane, Raopura Baroda [PAN: AEQPP4644F] Vs Deputy Commissioner of Income Tax Central Circle 2, Baroda ............................Respondent ITA No. 2988,89 and 90/Ahd/2016 and the related COs Assessment year: 2013-14 ITA No. 3362 and 3363/Ahd/16 Assessment year: 2008-09 and 2012-13 Page 3 of 4 ITA No. 3362 and 3363/Ahd/16 Assessment year: 2008-09 and 2012-13 Dr Vandana U Patel ............................Appellant 6-7, Nirmal Society, Behind Akota Standium, Akota Road, Baroda 390 020 [PAN: ADHPP9157D] Vs Deputy Commissioner of Income Tax Central Circle 2, Baroda ............................Respondent Appearances by S N Soparkar and Parin Shah for the assessees Alok Singh and Mudit Nagpal for the respondent Date of concluding the hearing : June 13, 2019 Date of pronouncement : July 31, 2019 O R D E R Per Pramod Kumar, VP:

1. All the five appeals and all the three cross objections deal with a common issue with respect to penalties under section 271(1)(c) of the Income Tax Act, 1961, in respect of quantum additions relating to the investments in, and disbursements from, a undisclosed private discretionary trust by the name of Athena Trust settled by Dr A T Patel in favour of the family members.
2. Vide our order of even date, we have remitted the matter regarding taxability of the related quantum additions to the file of the Assessing Officer. We, therefore, deem it fit and proper to remit these penalty proceedings to the file of the Assessing Officer for fresh examination in the light of the findings in the related quantum proceedings de novo. Ordered accordingly.

ITA No. 2988,89 and 90/Ahd/2016 and the related COs Assessment year: 2013-14 ITA No. 3362 and 3363/Ahd/16 Assessment year: 2008-09 and 2012-13 Page 4 of 4

3. In the result, all the five appeals and all the three cross objections are allowed for statistical purposes in the terms indicated above. Pronounced in the open court today on the 31st day of July, 2019.

       Sd/-                                                                        Sd/-
Madhumita Roy                                                                Pramod Kumar
(Judicial Member)                                                            (Vice-President)

Ahmedabad, dated the 31 st day of July, 2019 Copies to: (1) The appellant (2) The respondent (3) CIT (4) CIT(A) (5) DR (6) Guard File By order Assistant/Deputy Registrar Income Tax Appellate Tribunal Ahmedabad benches, Ahmedabad