Income Tax Appellate Tribunal - Mumbai
C.R.Rajesh Nair , Mumbai vs Deputy Commissioner Of Income Tax ... on 23 December, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL "C " BENCH, MUMBAI
BEFORE SHRI AMARJIT SINGH, AM AND MS. KAVITHA RAJAGOPAL, JM
ITA Nos. 5015 & 5016/Mum/2017
(Assessment Years: 2011-12 & 2012-13)
C. R. Rajesh Nair Dy. CIT,
C/o. Manish D. Ladage and Co., Mumbai
107/108, 1st Floor, Regent Chambers,
Vs.
Nariman Point, Mumbai-400 021
PAN/GIR No. ADRPN 0413 A
(Appellant) : (Respondent)
Appellant by : Shri M. S. Mathuria
Respondent by : Ms. Samruddhi Hande
Date of Hearing : 09.12.2022
Date of Pronouncement : 23.12.2022
ORDER
Per Kavitha Rajagopal, J. M.:
The captioned appeals have been filed by the assessee, challenging the order of the learned Commissioner of Income Tax (Appeals) ('ld.CIT(A) for short) - 18, Mumbai passed u/s. 143(3) of the Income Tax Act, 1961 ('the Act'), pertaining to the Assessment Years ('A.Y.' for short) 2011-12 & 2012-13.
2. The assessee has challenged the ground of addition u/s. 68 of the Act on unexplained cash deposit, along with the various other grounds of appeal.
3. The brief facts are that the assessee is a director in M/s. Sigrun Realties Ltd. and Gee Kay Finance & Leasing Co. Ltd. (now known as Sigrun Holdigns Ltd.) and has 2 I TA No s. 5 0 1 5 & 5 0 1 6 / M/1 7 ( A . Ys . 1 1 - 1 2 & 1 2 - 1 3 C. R. Rajesh Nair vs. Dy. CIT received remuneration of Rs.57,51,960/-. The assessee had also declared loss from house property of Rs.1,50,000/-, loss from business/profession of Rs.27,06,717/-, loss from long term capital gain of RS.13,92,912/- and income of Rs.1,26,477/- under the head 'income from other sources'. The assessee has filed his return of income dated 31.03.2012, declaring total income of Rs.55,01,960.- after claiming deduction under Chapter VIA, amounting to Rs.1,00,000/-. The assessee's case was selected for scrutiny and the assessment order dated 28.03.2014 was passed u/s. 143(3), determining the total income at Rs.10,61,82,862/- by making the various addition/disallowances. The assessee had challenged the assessment order before the ld. CIT(A).
4. The ld. CIT(A) had confirmed the additions made by the A.O. on the ground that the assessee has failed to furnish the details as to the identity, genuineness and creditworthiness of the impugned transaction and has failed to discharge the burden casted upon the assessee. The ld. CIT(A) has upheld the order of the A.O. on the other grounds as well for the reason that the assessee has failed to produce any proof to substantiate his claim.
5. The assessee is in appeal before us, challenging the order of the ld. CIT(A).
6. The ld. Authorized Representative (AR for short) for the assessee contended that the assessee's transactions were genuine and that the assessee proposes to file the additional evidence before the A.O. to substantiate his claim. The ld. AR prayed for one more opportunity to present the assessee's case before the A.O. 3 I TA No s. 5 0 1 5 & 5 0 1 6 / M/1 7 ( A . Ys . 1 1 - 1 2 & 1 2 - 1 3 C. R. Rajesh Nair vs. Dy. CIT
7. The ld. Departmental Representative (ld. DR for short) had nothing to controvert the same.
8. Having heard the rival submissions and perused the materials available on record. We deem it fit and proper to provide the assessee with one last opportunity to furnish the documentary evidence in support of his claim before the A.O. as in accordance with the principle of natural justice. The assessee is directed to co-operate in the proceedings before the A.O. by furnishing all the relevant documentary evidence without causing delay. The A.O. is directed to peruse the same and to decide the case on merits. We hereby remand both these appeals to the file of the A.O. for de novo adjudication.
5. In the result, both these appeals filed by the assessee are allowed for statistical purpose.
Order pronounced in the open court on 23.12.2022 Sd/- Sd/-
(Amarjit Singh) (Kavitha Rajagopal)
Accountant Member Judicial Member
Mumbai; Dated :
Roshani, Sr. PS
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. The CIT(A)
4. CIT - concerned
5. DR, ITAT, Mumbai
6. Guard File
BY ORDER,
(Dy./Asstt. Registrar)
ITAT, Mumbai