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 2, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Shri Ashok Samani, Mumbai vs Dcit, Circle-4(1)(1), Mumbai on 27 February, 2023

IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, MUMBAI
     BEFORE SHRI ABY T. VARKEY, JM AND SHRI AMARJIT SINGH, AM

                 आयकर अपील सं / I.T.A. No.1982/Mum/2022
                 (निर्धारण वर्ा / Assessment Year: 2014-15)
      Ashok Samani                   बिधम/ DCIT, Central -4(1)(1)
      1207-B, Stock Exchange          Vs.   6th Floor, Aayakar Bhavan,
      Tower, Dalal Street, Fort,            Mumbai-400020.
      Mumbai-400001.
      स्थायी लेखा सं ./जीआइआर सं ./PAN/GIR No. : AAJPS7042P

         (अपीलाथी /Appellant)     ..          (प्रत्यथी / Respondent)

      Assessee by:                None
      Revenue by:                 Smt. Kavita Kaushik (Sr. AR)

             सुनवाई की तारीख / Date of Hearing:      07/02/2023
              घोषणा की तारीख /Date of Pronouncement: 27/02/2023

                            आदे श / O R D E R

PER ABY T. VARKEY, JM:

This an appeal preferred by the assessee against the order of the Ld. Commissioner of Income Tax (Appeals)/NFAC, Delhi dated 03.08.2022 for AY. 2014-15.

2. None appeared for the assessee. However, on perusal of the impugned order of the Ld. CIT(A)/NFAC, it is noted that the order is an ex-parte order. According to the Ld. CIT(A), notice u/s 250 of the Income Tax Act, 1961 (hereinafter "the Act") was issued on 04.03.2022 directing the assessee to file the details in support of submission/grounds raised before him 21.03.2022 which was not responded by the assessee. Therefore, a second notice was issued on 05.07.2022 reminding him again to file the documents called for before 20.07.2022. Despite that, Ld. CIT(A) notes that assessee did not reply. Therefore, the Ld. CIT(A) was of the opinion that the ITA No. 1982/Mum/2022 A.Y.2014-15 Ashok Samani assessee is not interested in pursuing the appeal and upheld the action of the AO. Before us, the assessee has filed the written submission from which, it is discerned that the assessee had filed the requisitioned documents as per the Exhibit-A which is placed before us from page no. 15 to 30 of the paper book. However, it is noted that documents has been filed on 06.07.2018 before the Ld. CIT(A)-9, 6th Floor, Aayakar Bhavan, Mumbai-400020. However, we note that thereafter, the appeal got migrated to Faceless regime; and that is how the NFAC, Delhi has passed the impugned order dated 03.08.2022. From the discussion, it is discerned that assessee was on the bonafide belief that since he had filed the documents before the Ld. CIT(A)-9 as early as that on 06.07.2018, there was no necessity to file any more documents. Be that as it may, it is noted that the assessee has filed fifteen (15) pages written submission along with the documents before the Ld. CIT(A)-9 against the order of the AO dated 30.11.2016, after filing the statutory appeal before the Ld CIT(A)-9. Therefore, the impugned action of NFAC, to dismiss the appeal for non-comliance cannot be accepted. In the interest of justice and fair play, we set aside the impugned order of the Ld. CIT(A)/NFAC and restore the appeal back to the file of the Ld. CIT(A)/NFAC and direct the Ld. CIT(A)/NFAC to adjudicate the appeal afresh after hearing the assessee. At the same time, we direct the assessee also to file/upload all the relevant documents necessary for supporting the grounds of appeal and that requisitioned/called for by the First Appellate Authority as discussed supra. And the First Appellate Authority to 2 ITA No. 1982/Mum/2022 A.Y.2014-15 Ashok Samani decide the appeal on merits the ground of appeal in accordance to section 250(6) of the Act, after hearing the assessee.

3. In the result, the appeals filed by the assessee are allowed for statistical purposes.

Order pronounced in the open court on 27/02/2023.

            Sd/-                                                    Sd/-
  (AMARJIT SINGH)                                           (ABY T. VARKEY)
ACCOUNTANT MEMBER                                          JUDICIAL MEMBER
मुंबई Mumbai; दिनां क Dated : 27/02/2023.
Vijay Pal Singh, (Sr. PS)

आदे श की प्रनिनिनि अग्रेनर्ि/Copy of the Order forwarded to :

1. अपीलाथी / The Appellant
2. प्रत्यथी / The Respondent.
3. आयकर आयु क्त(अपील) / The CIT(A)-
4. आयकर आयु क्त / CIT
5. दवभागीय प्रदतदनदि, आयकर अपीलीय अदिकरण, मुंबई / DR, ITAT, Mumbai
6. गार्ड फाईल / Guard file.

आदे शधिुसधर/ BY ORDER, सत्यादपत प्रदत //True Copy// उि/सहधयक िंजीकधर /(Dy./Asstt. Registrar) आयकर अिीिीय अनर्करण, मुंबई / ITAT, Mumbai 3