Income Tax Appellate Tribunal - Chennai
Sshri Mathi Vijaya Health And ... vs Cit, Trichy on 6 February, 2019
आयकर अपीलीय अिधकरण, 'डी' ायपीठ, चे ई
IN THE INCOME-TAX APPELLATE TRIBUNAL 'D' BENCH, CHENNAI
ी इं टरी रामा राव, लेखा सद एवं ी धु ु आर.एल रे ी, ाियक सद के सम
Before Shri Inturi Rama Rao, Accountant Member &
Shri Duvvuru RL Reddy, Judicial Member
आयकर अपील सं./I.T.A. No. 2950/Chny/2014
SSHRI MATHI VIJAYA HEALTH AND The Commissioner of
EDUCATIONAL TRUST, Vs. Income Tax I,
Plot No. 10, Usman Ali Nagar, No. 44, William Road, Cantonment,
K.K. Nagar, Trichirapalli, Tamil Nadu. Tiruchirapalli, Tamil Nadu.
[PAN:AALTS9948Q]
(अपीलाथ /Appellant) ( थ /Respondent)
अपीलाथ की ओर से / Appellant by : Shri R. Venkatesh, C.A.
थ की ओर से/Respondent by : Shri M. Srinivasa Rao, CIT
सु नवाई की तारीख/ Date of hearing : 30.01.2019
घोषणा की तारीख /Date of Pronouncement : 06.02.2019
आदे श /O R D E R
PER DUVVURU RL REDDY, JUDICIAL MEMBER:
This appeal filed by the assessee is directed against the order of the ld. Commissioner of Income Tax-I, Tiruchirapalli, dated 24.09.2014 passed under section 12AA of the Income Tax Act, 1961 ["Act" in short] in cancelling registration.
2. Brief facts of the case are that the assessee trust has been granted registration under section 12AA of the Act vide order dated 18.07.2013. the ld. CIT has noticed that the assessee has not filed its return of income 2 I.T.A. No. 2950/Chny/14 till date from the grant of registration. The assessee was show-caused to furnish the reasons for non-filing of return of income along with relevant details. The above show cause notice sent to the assessee was returned unserved with "door lock, return to sender". Therefore, the ld. CIT has inferred that the trust is not in existence. Accordingly, the ld. CIT cancelled the registration granted under section 12AA of the Act.
3. Aggrieved, the assessee is in appeal before the Tribunal.
4. We have heard the rival submissions, perused the materials available on record and gone through the order passed by the ld. CIT. The ld. Counsel for the assessee has submitted the address of the administrative office is very well available on record and instead of sending the notice to the administrative office, where the office bearer of the assessee trust are available, the notice was unnecessarily sent to the registered office, which was found "door locked" by the postal authorities, alone cannot be a reason for cancelling the registration already granted under section 12AA of the Act and prayed for quashing the order of ld. CIT. We find force in the arguments advanced by the ld. Counsel. Accordingly, we direct the ld. CIT to offer sufficient opportunity of being heard to the assessee by sending the notice to the administrative office of the assessee-trust and decide the issue afresh in accordance with law. 3 I.T.A. No. 2950/Chny/14
5. In the result, the appeal filed by the assessee is allowed for statistical purposes.
Order pronounced on the 06th February, 2019 in Chennai.
Sd/- Sd/- (INTURI RAMA RAO) (DUVVURU RL REDDY) ACCOUNTANT MEMBER JUDICIAL MEMBER Chennai, Dated, 06.02.2019 Vm/-
आदे श की ितिलिप अ ेिषत/Copy to: 1. अपीलाथ /Appellant, 2. थ / Respondent, 3. आयकर आयु (अपील)/CIT(A), 4. आयकर आयु /CIT, 5. िवभागीय ितिनिध/DR & 6. गाड फाईल/GF.