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 20, Cited by 0]

Income Tax Appellate Tribunal - Delhi

S S S Glass P.Ltd, New Delhi vs Ito, Ward-22(1), New Delhi on 9 June, 2023

                      IN THE INCOME TAX APPELLATE TRIBUNAL
                            DELHI BENCH: G: NEW DELHI

              BEFORE SHRI CHANDRA MOHAN GARG, JUDICIAL MEMBER
                                     AND
                 SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER
                                 ITA No.7614/Del/2018
                               Assessment Year: 2010-11
S.S.S Glass Pvt. Ltd.,                           ITO, Ward-22(1), New Delhi
H.No. 4521, Gali Jattan, Pahari Dhiraj,
New Delhi 110006                           vs.
PAN AALCS 0510 P
              (Appellant)                                     (Respondent)

                         For Assessee : Shri Kapil Goel, Adv.
                         Revenue For : Ms. Rajareswari R, Sr. DR

                      Date of Hearing : 21.03.2023
              Date of Pronouncement : 09.06.2023

                                          ORDER

PER CHANDRA MOHAN GARG, J.M.

This appeal has been filed against the order of CIT(A)-31, New Delhi dated 28.09.2018 for AY 2010-11.

2. Ground no. 2 and 3 read as follows:-

2. On the facts and in the circumstances of the case and in law action taken by the Assessing Officer u/s. 147 is invalid, bad in law, void abinito and the CIT(A) was unjustified in holding that such action has been rightly taken.
3. On the facts and in the circumstances of the case and in law the CIT(A) was incorrect and unjustified in confirming and not declaring the assessment invalid even though made on the basis of illegal proceedings initiated u/s. 147/148.

3. The ld. counsel of the assessee submitted that the Assessing Officer issued notice u/s. 148 of the Act, on 03.03.2015 and the assessee filed written objection vide dated 27.03.2015 informing the Assessing Officer that the company does not exist on date of issuance of said notice and it has been converted into S.S.S Glass LLP w.e.f 30.1.2015 therefore proceedings against the nonexistent entity may kindly be dropped. The ld. counsel also submitted that despite said objection the Assessing Officer passed impugned reassessment order on 05.08.2015 under section 147/143(3) of the Act in ITA No.7614/Del/2018 the name of S.S.S Glass Pvt. Ltd. which is vitiated and not sustainable. The ld. counsel submitted that the Assessing Officer in said order in para 2 noted the factum of objection of assessee but in para 3 wrongly noted that the company does not exist as on the date is in material and only for that reason proceedings cannot be dropped.

4. The ld. counsel further drawing our attention towards various orders of Hon'ble jurisdictional High Court of Delhi as well as co-ordinate benches of Tribunal submitted that the reassessment order in the name of nonexistent entity is not valid and vitiated. The ld. counsel has placed reliance on the judgment of Hon'ble jurisdictional High Court of Delhi dated 02.02.2023 in the case of CIT vs. Sony Mobile Communication Ind. Pvt. Ltd. in ITA No. 115/2019 and submitted that the Hon'ble High Court after considering the all relevant judgment on the issue including judgment of Hon'ble Supreme Court in the case of PCIT vs. Mahagun Realtors Pvt. Ltd. 2022 SSC Online SC 407, which has been relied by ld. Senior DR, held that when even after information to the Assessing Officer that the noticee entity does not exist on the date of notice then such order passed against nonexistent entity is not valid and such defect is not curable u/s. 292B of the Act.

5. Replying to the above, the ld. Senior DR submitted that the assessee has been consistently withholding the information related to conversion of assessee company into LLP during assessment proceedings with the sole intention to use it as technical ground during appellate proceedings therefore in view of ratio of judgment of Hon'ble Supreme Court in the case of Mahagun Group (supra) the legal contention of the assessee is not tenable.

6. First of all, from para 2 of reassessment order dated 05.08.2015 it is clear that the assessee on receipt of notice u/s. 148 of the Act, filed written objection vide dated 27.03.2015 stating that the company does not exist as it has been converted into LLP with effect from 30.01.2015. Therefore allegation of ld. Senior DR in the written submissions based on the judgment of the Hon'ble Supreme Court in the case of Mahagun Group (supra) are not tenable being devoid on merits.

7. At this juncture, we take respectful cognizance of the judgment of Hon'ble jurisdictional High Court of Delhi in the case of Sony Mobile (supra) wherein their Lordship, adjudicating the identical issue and by referring to the all relevant judgement including judgement of Hon'ble Supreme Court in the cases of Mahagun Realtors (supra) CIT vs. Spice Enfotainment Ltd. [2020] 18 SSC 353 and in the case of Sky Light Hospitality LLP vs. CIT 405 ITR 596 (SC) held that the order passed against nonexistent 2 ITA No.7614/Del/2018 entity is not valid and sustainable. The relevant observations of Hon'ble jurisdictional High Court are being respectfully reproduced below:-

18.1 Therefore, the position that this Court needs to examine, is to how the AO, thereafter, should have proceeded in the matter. As noticed above by us, despite the fact that the appellant/revenue was informed on 6-12-2013, that amalgamation had occurred, the AO proceeded on the wrong course.
19. As a matter of fact, the DRP, while dealing with the respondent/assessee's objection, had noticed the change that had been brought about, by virtue of the erstwhile company amalgamating with the respondent/assessee. Despite this fact being brought to the notice of the AO, he continued on the wrong course, and framed the wrong impugned assessment order dated 22-12-2014, in the name of a non-existent company i.e., the erstwhile company.
20. The other aspect, which Mr Kumar has emphasized on, at great length is the applicability of the judgment in Mahagun Realtors (P.) Ltd. (supra). The important aspect required to be noticed, is that both judgments i.e., Maruti Suzuki India Ltd.

(supra) and Mahagun Realtors (P.) Ltd. (supra) have been rendered by a bench comprising two judges. What is pertinent, is that in Maruti Suzuki India Ltd. (supra), the Supreme Court considered the earlier judgments rendered by it in the matter of CIT v. Spice Enfotainment Ltd. [2020] 18 SCC 353 and Skylight Hospitality LLP v. Asstt. CIT [2018] 13 SCC 147, which dealt with the issue at hand.

20.1 In Maruti Suzuki India Ltd. (supra), the Supreme Court made the following observations with regard to the aforementioned judgments:

'21. In Spice Entertainment [Spice Entertainment Ltd. v. Commr. of Service Tax, 2011 SCC OnLine Del 3210 : (2012) 280 ELT 43], a Division Bench of the Delhi High Court dealt with the question as to whether an assessment in the name of a company which has been amalgamated and has been dissolved is null and void or, whether the framing of an assessment in the name of such company is merely a procedural defect which can be cured. The High Court held that upon a notice under section 143(2) being addressed, the amalgamated company had brought the fact of the amalgamation to the notice of the assessing officer. Despite this, the assessing officer did not substitute the name of the amalgamated company and proceeded to make an assessment in the name of a non-existent company which renders it void. This, in the view of the High Court, was not merely a procedural defect. Moreover, the participation by the amalgamated company would have no effect since there could be no estoppel against law : (SCC OnLine Del paras 11-12)
11. After the sanction of the scheme on 11-4-2004, Spice ceases to exit w.e.f. 1-

7-2003. Even if Spice had filed the returns, it became incumbent upon the Income-tax Authorities to substitute the successor in place of the said "dead person". When notice under section 143(2) was sent, the appellant/amalgamated company appeared and brought this fact to the knowledge of the AO. He, however, did not substitute the name of the appellant on record. Instead, the assessing officer made the assessment in the name of M/s Spice which was non-

3 ITA No.7614/Del/2018

existing entity on that day. In such proceedings an assessment order passed in the name of M/s Spice would clearly be void. Such a defect cannot be treated as procedural defect. Mere participation by the appellant would be of no effect as there is no estoppel against law.

12. Once it is found that assessment is framed in the name of non-existing entity, it does not remain a procedural irregularity of the nature which could be cured by invoking the provisions of Section 292-B of the Act.

25. A batch of civil appeals was filed before this Court against the decisions of the Delhi High Court, the lead appeal being Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353]. On 2-11-2017 [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353], a Bench of this Court consisting of Hon'ble Mr Justice Rohinton Fali Nariman and Hon'ble Mr Justice Sanjay Kishan Kaul dismissed the civil appeals and tagged special leave petitions in terms of the following order : (SCC pp. 354-55, para 1) "Delay condoned. Heard the learned Senior Counsel appearing for the parties. We do not find any reason to interfere with the impugned judgment(s) [Spice Entertainment Ltd. v. Commr. of Service Tax, 2011 SCC OnLine Del 3210 :

(2012) 280 ELT 43], [CIT v. Dimension Apparels (P.) Ltd., 2014 SCC OnLine Del 7588 : (2015) 370 ITR 288], [CIT v. Chanakaya Exports (P.) Ltd., 2014 SCC OnLine Del 7678], [CIT v. Chanakaya Exports (P.) Ltd., ITA No. 721 of 2014, order dated 24-11-2014 (Del)], [CIT v. Radha Appearals (P.) Ltd., 2015 SCC OnLine Del 14568], [CIT v. Intel Technology India (P.) Ltd., 2015 SCC OnLine Kar 9493], [CIT v. Chanakaya Exports (P.) Ltd., 2015 SCC OnLine Del 14567], [CIT v. Mayank Traders (P.) Ltd., 2015 SCC OnLine Del 14633], [CIT v. P.D. Associates (P.) Ltd., 2015 SCC OnLine Del 14632], [CIT v. Foryu Overseas (P.) Ltd., 2015 SCC OnLine Del 14566], [CIT v. Sapient Consulting Ltd., 2016 SCC OnLine Del 6615] passed by the High Court. In view of this, we find no merit in the appeals and special leave petitions. Accordingly, the appeals and special leave petitions are dismissed.

28. The submission, however, which has been urged on behalf of the Revenue is that a contrary position emerges from the decision of the Delhi High Court in Skylight Hospitality LLP [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296] which was affirmed on 6-4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] by a two-Judge Bench of this Court consisting of Hon'ble Mr Justice A.K. Sikri and Hon'ble Mr Justice Ashok Bhushan. In assessing the merits of the above submission, it is necessary to extract the order dated 6- 4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] of this Court :

(Skylight Hospitality case [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147], SCC p. 147, para 1) "1. In the peculiar facts of this case, we are convinced that wrong name given in the notice was merely a clerical error which could be corrected under section 292-B of the Income-tax Act. The special leave petition is dismissed. Pending applications stand disposed of."
4 ITA No.7614/Del/2018

Now, it is evident from the above extract that it was in the peculiar facts of the case that this Court indicated its agreement that the wrong name given in the notice was merely a clerical error, capable of being corrected under section 292- B. The "peculiar facts" of Skylight Hospitality emerge from the decision of the Delhi High Court [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 :

(2018) 405 ITR 296]. Skylight Hospitality, an LLP, had taken over on 13-5-2016 and acquired the rights and liabilities of Skylight Hospitality Pvt. Ltd. upon conversion under the Limited Liability Partnership Act, 2008 (the LLP Act, 2008).

It instituted writ proceedings for challenging a notice under sections 147/148 of the 1961 Act dated 30-3-2017 for AY 2010-2011. The "reasons to believe" made a reference to a tax evasion report received from the investigation unit of the Income-tax Department. The facts were ascertained by the investigation unit. The reasons to believe referred to the assessment order for AY 2013-2014 and the findings recorded in it. Though the notice under sections 147/148 was issued in the name of Skylight Hospitality Pvt. Ltd. (which had ceased to exist upon conversion into an LLP), there was, as the Delhi High Court held "substantial and affirmative material and evidence on record" to show that the issuance of the notice in the name of the dissolved company was a mistake. The tax evasion report adverted to the conversion of the private limited company into an LLP. Moreover, the reasons to believe recorded by the assessing officer adverted to the approval of the Principal Commissioner. The PAN number of LLP was also mentioned in some of the documents. The notice under sections 147/148 was not in conformity with the reasons to believe and the approval of the Principal Commissioner. It was in this background that the Delhi High Court held that the case fell within the purview of Section 292-B for the following reasons : (Skylight Hospitality case [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 :

(2018) 405 ITR 296], SCC OnLine Del para 18) "18. ... There was no doubt and debate that the notice was meant for the petitioner and no one else. Legal error and mistake was made in addressing the notice. Noticeably, the appellant having received the said notice, had filed without prejudice reply/letter dated 11-4-2017. They had objected to the notice being issued in the name of the Company, which had ceased to exist. However, the reading of the said letter indicates that they had understood and were aware, that the notice was for them. It was replied and dealt with by them. The fact that notice was addressed to M/s Skylight Hospitality Pvt. Ltd., a company which had been dissolved, was an error and technical lapse on the part of the respondent.

No prejudice was caused."

29. The decision in Spice Entertainment [Spice Entertainment Ltd. v. Commr. of Service Tax, 2011 SCC OnLine Del 3210 : (2012) 280 ELT 43] was distinguished with the following observations : (Skylight Hospitality case [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296], SCC OnLine Del para 19) "19. Petitioner relies on Spice Infotainment v. CIT [This judgment has also been referred to as Spice Infotainment Ltd. v. CIT, (2012) 247 CTR (Del) 500]. Spice Corp. Ltd., the company that had filed the return, had 5 ITA No.7614/Del/2018 amalgamated with another company. After notice under sections 147/148 of the Act was issued and received in the name of Spice Corp. Ltd., the assessing officer was informed about amalgamation but the assessment order was passed in the name of the amalgamated company and not in the name of amalgamating company. In the said situation, the amalgamating company had filed an appeal and issue of validity of assessment order was raised and examined. It was held that the assessment order was invalid. This was not a case wherein notice under sections 147/148 of the Act was declared to be void and invalid but a case in which assessment order was passed in the name of and against a juristic person which had ceased to exist and stood dissolved as per provisions of the Companies Act. Order was in the name of non-existing person and hence void and illegal."

30. From a reading of the order of this Court dated 6-4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] in the special leave petition filed by Skylight Hospitality LLP against the judgment of the Delhi High Court rejecting its challenge, it is evident that the peculiar facts of the case weighed with this Court in coming to this conclusion that there was only a clerical mistake within the meaning of Section 292-B. The decision in Skylight Hospitality LLP [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296] has been distinguished by the Delhi, Gujarat and Madras High Courts in:

(i) Rajender Kumar Sehgal [Rajender Kumar Sehgal v. CIT, 2018 SCC OnLine Del 12890] ;
(ii) Chandreshbhai Jayantibhai Patel [Chandreshbhai Jayantibhai Patel v. CIT, 2018 SCC OnLine Guj 4812] ; and
(iii) Alamelu Veerappan [Alamelu Veerappan v. CIT, 2018 SCC OnLine Mad 13593].

31. There is no conflict between the decisions of this Court in Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353] (dated 2-11-2017) and in Skylight Hospitality LLP v. CIT [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] (dated 6-4-2018).' [Emphasis is ours] 20.2 A perusal of paragraph 31 of the judgment in Maruti Suzuki India Ltd. (supra) would clearly reveal, that the Supreme Court concluded, that there was no conflict between the decisions rendered by the court in Spice Enfotainment Ltd. (supra) and Skylight Hospitality LLP (supra).

21. Insofar as Mahagun Realtors (P.) Ltd. (supra) is concerned, as observed hereinabove, the Court, once again, noticed the judgment rendered in Spice Enfotainment Ltd. (supra). As regards Maruti Suzuki India Ltd. (supra), the Court in Mahagun Realtors (P.) Ltd. (supra) made the following crucial observations:

'31. In Bhagwan Dass Chopra v. United Bank of India it was held that in every case of transfer, devolution, merger or scheme of amalgamation, in which rights and liabilities of one company are transferred or devolved upon another 6 ITA No.7614/Del/2018 company, the successor-in-interest becomes entitled to the liabilities and assets of the transferor company subject to the terms and conditions of contract of transfer or merger, as it were. Later, in Singer India Ltd. v. Chander Mohan Chadha this court held as follows:
"8. ..there can be no doubt that when two companies amalgamate and merge into one, the transferor company loses its identity as it ceases to have its business. However, their respective rights and liabilities are determined under the scheme of amalgamation, but the corporate identity of transferor company ceases to exist with effect from the date the amalgamation is made effective."

33. In Maruti Suzuki (supra), the scheme of amalgamation was approved on 29- 1-2013 w.e.f. 1-4-2012, the same was intimated to the AO on 2-4-2013, and the notice under section 143(2) for AY 2012-2013 was issued to amalgamating company on 26-9-2013. This court in facts and circumstances observed the following:

"35. In this case, the notice under section 143(2) under which jurisdiction was assumed by the assessing officer was issued to a nonexistent company. The assessment order was issued against the amalgamating company. This is a substantive illegality and not a procedural violation of the nature adverted to in Section 292B.
** ** **
39. In the present case, despite the fact that the assessing officer was informed of the amalgamating company having ceased to exist as a result of the approved scheme of amalgamation, the jurisdictional notice was issued only in its name. The basis on which jurisdiction was invoked was fundamentally at odds with the legal principle that the amalgamating entity ceases to exist upon the approved scheme of amalgamation. Participation in the proceedings by the appellant in the circumstances cannot operate as an estoppel against law. This position now holds the field in view of the judgment of a co-ordinate Bench of two learned judges which dismissed the appeal of the Revenue in Spice Entertainment on 2 November 2017. The decision in Spice Entertainment has been followed in the case of the respondent while dismissing the Special Leave Petition for AY 2011-2012. In doing so, this Court has relied on the decision in Spice Entertainment.
40. We find no reason to take a different view. There is a value which the court must abide by in promoting the interest of certainty in tax litigation. The view which has been taken by this Court in relation to the respondent for AY 2011-2012 must, in our view be adopted in respect of the present appeal which relates to AY 2012-2013. Not doing so will only result in uncertainty and displacement of settled expectations. There is a significant value which must attach to observing the requirement of consistency and certainty. Individual affairs are conducted and business decisions are made in the expectation of consistency, uniformity and 7 ITA No.7614/Del/2018 certainty. To detract from those principles is neither expedient nor desirable."

34. The court, undoubtedly noticed Saraswati Syndicate. Further, the judgment in Spice (supra) and other line of decisions, culminating in this court's order, approving those judgments, was also noticed. Yet, the legislative change, by way of introduction of Section 2(1A), defining "amalgamation" was not taken into account. Further, the tax treatment in the various provisions of the Act were not brought to the notice of this court, in the previous decisions.

35. There is no doubt that MRPL amalgamated with MIPL and ceased to exist thereafter; this is an established fact and not in contention. The respondent has relied upon Spice and Maruti Suzuki (supra) to contend that the notice issued in the name of the amalgamating company is void and illegal. The facts of present case, however, can be distinguished from the facts in Spice and Maruti Suzuki on the following bases.

36. Firstly, in both the relied upon cases, the assessee had duly informed the authorities about the merger of companies and yet the assessment order was passed in the name of amalgamating/non-existent company. However, in the present case, for AY 2006-2007, there was no intimation by the assessee regarding amalgamation of the company. The ROI for the AY 2006-2007 first filed by the respondent on 30-6-2006 was in the name of MRPL. MRPL amalgamated with MIPL on 11-5-2007, w.e.f. 1-4-2006. In the present case, the proceedings against MRPL started in 27-8-2008- when search and seizure was first conducted on the Mahagun group of companies. Notices under section 153A and Section 143(2) were issued in the name MRPL and the representative from MRPL corresponded with the department in the name of MRPL. On 28-5-2010, the assessee filed its ROI in the name of MRPL, and in the 'Business Reorganization' column of the form mentioned 'not applicable' in amalgamation section. Though the respondent contends that they had intimated the authorities by letter dated 22-7-2010, it was for AY 2007-2008 and not for AY 2006-2007. For the AY 2007-2008 to 2008-2009, separate proceedings under section 153A were initiated against MIPL and the proceedings against MRPL for these two assessment years were quashed by the Additional CIT by order dated 30-11- 2010 as the amalgamation was disclosed. In addition, in the present case the assessment order dated 11-8-2011 mentions the name of both the amalgamating (MRPL) and amalgamated (MIPL) companies.

37. Secondly, in the cases relied upon, the amalgamated companies had participated in the proceedings before the department and the courts held that the participation by the amalgamated company will not be regarded as estoppel. However, in the present case, the participation in proceedings was by MRPL-which held out itself as MRPL.' [Emphasis is ours]

22. As is evident upon a perusal of the aforementioned extracts from Mahagun Realtors the Court distinguished the judgment rendered in Maruti Suzuki India Ltd. (supra), on account of the following facts obtaining in that case:

8 ITA No.7614/Del/2018
(i) There was no intimation by the assessee regarding amalgamation of the concerned company.
(ii) The return of income was filed by the amalgamating company, and in the "Business Reorganization" column, curiously, it had mentioned "not applicable".
(iii) The intimation with regard to the fact that the amalgamation had taken place was not given for the assessment year in issue.
(iv) The assessment order framed in that case mentioned not only the name of the amalgamating company, but also the name of the amalgamated company.
(v) More crucially, while participating in proceedings before the concerned authorities, it was represented that the erstwhile company i.e., the amalgamating company was in existence.

23. Clearly, the facts obtaining in Mahagun Realtors (P.) Ltd. (supra) do not obtain in this matter.

24. As noticed above, even after the AO was informed on 6-12-2013, that the amalgamation had taken place, and was furnished a copy of the scheme, he continued to proceed on the wrong path. This error continued to obtain, even after the DRP had made course correction.

25. Thus, for the foregoing reasons, we are unable to persuade ourselves with the contention advanced on behalf of the appellant/revenue, that this is a mistake which can be corrected, by taking recourse to the powers available with the revenue under section 292B of the Act.

26. Therefore, we are of the opinion, that the question of law, as framed, deserves to be answered against the appellant/revenue, and in favour of the respondent/assessee.

8. In view of above, we reach to a logical conclusion that the conversion of earlier entity i.e. S.S.S Glass Pvt. Ltd. into an LLP had taken place on 30.01.2015 was properly informed to the Assessing Officer by assessee at very first instance raising objection to the issuance of notice u/s. 148 of the Act, against a nonexistent entity and after acknowledging said objection the Assessing Officer proceeded to frame reassessment order on 05.08.2015 by observing in para 2 of assessment order that it is immaterial that the company does not exist as on the date and only for that reason legal proceeding shall not be dropped. These observations are against the ratio of the preposition rendered by Hon'ble jurisdictional High Court in the case of Sony Mobile Communication (supra) and earlier judgments of Hon'ble Supreme Court in the cases of Spice Enfotainment(supra) and Sky Light Hospitality LLP (supra). It is pertinent to mention that the assessee in the paper book filed on 15.12.2022 as annexure 2 page no. 1 filed copy of Form 19 issued by Ministry of Corporate Affairs certifying that the Pvt. Ltd. company converted in to LLP w.e.f. 30.01.2015 and on receipt of objection dated 27.03.2015 the Assessing Officer has to take cognizance of said conversion of character of the entity but he failed to take proper recourse and action in this regard which is fatal to the revenue. Therefore, respectfully following the same the ground no.

9 ITA No.7614/Del/2018

2 and 3 of assessee are allowed and notice u/s. 148 of the Act and all consequent proceedings and order including reassessment order dated 05.08.2015 u/s. 147/143(3) of the Act are quashed being bad in law and vitiated & nullity.

9. In the result, the assessee legal ground no. 2 & 3 towards validity of jurisdiction u/s. 147/148 of the Act. Neither has the ld. counsel for the assessee addressed us on the other aspects on merits at the time of hearing nor do we consider it necessary to dwell upon the same and same are left open.

10. In the result, the appeal of assessee is allowed.

Order pronounced in the open court on 09.06.2023.

             Sd/-                                       Sd/-
(PRADIP KUMAR KEDIA)                          (CHANDRA MOHAN GARG)
ACCOUNTANT MEMBER                               JUDICIAL MEMBER
Dated: 09th June, 2023.

NV/-

Copy forwarded to :

1.     Appellant
2.     Respondent
3.     CIT
4.     CIT(A)
5.     DR
                                      // By Order //

                             Asstt. Registrar, ITAT, New Delhi




                                            10