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 0, Cited by 0]

Income Tax Appellate Tribunal - Allahabad

Asstt. Commissioner Of Income Tax ... vs Arvind Kumar Singh, Amethi on 15 December, 2020

                IN THE INCOME TAX APPELLATE TRIBUNAL
                     ALLAHABAD BENCH, ALLAHABAD

                         (THROUGH VIRTUAL COURT),

            BEFORE SHRI.VIJAY PAL RAO, JUDICIAL MEMBER
           AND SHRI RAMIT KOCHAR, ACCOUNTANT MEMBER

                               ITA No.61/ALLD/2019
                              Assessment Year: 2014-15
    Assistant Commissioner of          v.   Arvind Kumar Singh
    Income Tax , 1st Floor, Khatri          Kamasin Karaundi, Amethi,
    Complex, Near Bus Station,              U.P.
    Baraiyabeer, Sultanpur, U.P.
                                            PAN:AOTPS3940Q
      (Appellant)                                 (Respondent)


    Appellant by:                     Shri A.K.Singh, Sr. DR
    Respondent by:                    None
    Date of hearing:                  15.12. 2020
    Date of pronouncement:            15.12. 2020


                                     ORDER
PER SHRI RAMIT KOCHAR, ACCOUNTANT MEMBER:

This appeal filed by Revenue is disposed of because tax effect is less than Rs.50 lacs in this appeal as per CBDT Circular No.17/2019 (F.No. 279/Misc.142/2007-ITJ (Pt)) dated 08th August, 2019 issued by Central Board of Direct Taxes, Department of Revenue, Ministry of Finance, Government of India, amending Para No.3 and 5 of the CBDT Circular No.3 of 2018 dated 11.07.2018 ITA No.61/ALLD/2019 Shri Arvind Kumar Singh Assessment Year: 2014-15 and its subsequent amendment dated 20.08.2018. This appeal is heard through video conferencing mode through Virtual Court.

2. None appeared for assessee when this Revenue appeal was called for hearing before the Division Bench, The Ld. DR at the outset submitted that tax effect involved in this appeals filed by Revenue is less than Rs.50 lacs and the appeals is covered by CBDT circular No.17/2019 dated 08.08.2019 being a low tax effect appeals filed by Revenue. It is also explained by learned DR that this appeal filed by Revenue is also not hit by any of exceptions carved out in aforesaid CBDT circular.

3. The tax effect in this appeal filed by Revenue is undisputedly below Rs.50 lacs this appeal filed by Revenue and thus keeping in view CBDT Circular No.17/2019 (F.No.279/Misc.142/2007-ITJ (Pt)) dated 08th August, 2019 issued by Central Board of Direct Taxes, Department of Revenue, Ministry of Finance, Government of India, amending Para No.3 and 5 of the CBDT Circular No.3 of 2018 dated 11.07.2018 and its subsequent amendment dated 20.08.2018, we are inclined to dismiss this appeal filed by Revenue due to low tax effect involved in this appeal which is below Rs.50 lacs. While disposing of this appeal filed by Revenue due to low tax effect vide aforesaid CBDT Circular No.17/2019 dated 08.08.2019, we clarify that we have not commented on merits of the issue(s) 2 ITA No.61/ALLD/2019 Shri Arvind Kumar Singh Assessment Year: 2014-15 in this appeal. However, at the same time we are granting liberty to Revenue that if at any stage Revenue wants to agitate the matter/issue(s) in this appeal in accordance with the clauses/exceptions as are contained in the afore-stated CBDT circular number 17/2019 dated 08.08.2018 read with CBDT circular No 3/2018 dated 11.07.2018 as modified on 20.08.2018, the Revenue is hereby granted liberty to file miscellaneous application praying for recall of this order accordingly. We order accordingly.

4. In result, the appeal filed by Revenue in ITA no. 61/Alld./2019 for ay: 2014- 15 stand dismissed owing to low tax effect as indicated above. Order pronounced in the open Court on 15 /12/2020 at the conclusion of hearing through video conferencing.

            Sd/-                                                 Sd/-

  [VIJAY PAL RAO]                                       [RAMIT KOCHAR]
 JUDICIAL MEMBER                                     ACCOUNTANT MEMBER

DATED: 15 /12/2020

Copy forwarded to:
1. Appellant -ACIT, Sultanpur

2. Respondent - Arvind Kumar Singh, Kamasin Karaundi, Amethi

3. CIT(A) - Lucknow-2, Lucknow, U.P.

4. CIT

5. DR -


                                           3
                                                                                  ITA No.61/ALLD/2019
                                                                               Shri Arvind Kumar Singh
                                                                              Assessment Year: 2014-15

                                                                                               By order
                                                                                     Assistant Registrar


                                                  Date        Initials

Original dictation pad is enclosed at the end of file

1. Draft dictated on: .12.2020 Sr. PS/PS

2. Draft placed before author: .12.2020 Sr. PS/PS

3. Draft proposed & placed before the JM/AM second member:

4. Draft discussed/approved by Second JM/AM Member:

5. Approved Draft comes to the Sr. PS/PS: .12.2020 Sr. PS/PS

6. Order pronounced on: .12.2020 Sr. PS/PS

7. File sent to the Bench Clerk: .12.2020

8. Date on which file goes to the Head Sr. PS/PS Clerk:

9. Date on which file goes to AR

10. Date of dispatch of Order:

4