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 2]

Income Tax Appellate Tribunal - Cuttack

Shree Mahavir Carbon Ltd., Cuttack vs Jcit, Range-1, Cuttack on 8 October, 2020

             IN THE INCOME TAX APPELLATE TRIBUNAL,
                     CUTTACK BENCH, CUTTACK

     BEFORE SHRI CHANDRA MOHAN GARG, JUDICIAL MEMBER
        AND LAXMI PRASAD SAHU, ACCOUNTANT MEMBER

                       ITA No.439/CTK/2019
                      Assessment Year : 2005-06

Shree Mahavir Carbon ltd., Plot     Vs.   JCIT, Range-2, Cuttack
No.85, Phase-III, New Industrial
Estate, Jagatpur, Cuttack
PAN/GIR No.AAECS 6716 J
          (Appellant)                ..            ( Respondent)

                       Assessee by : Shri J.M.Patnai, AR
                     Revenue by : Shri Subhendu Dutta, DR

                    Date of Hearing :  08 /10/ 2020
                  Date of Pronouncement : 08/10/2020

                                ORDER

Per C.M.Garg,JM This is an appeal filed by the assessee against the order of the CIT(A), Cuttack dated 7.2.2019 for the assessment year 2005-06.

2. Various grounds taken by the assessee in this appeal but at the time of hearing, ld A.R. of the assessee pressed that the ld CIT(A) has grossly erred in passing the order exparte without proper adjudication of the assessee. Ld A.R. of the assessee has given an undertaking in the Bar before us that if an opportunity is granted, then the case shall be properly represented before the ld CIT(A) without any fail or adjournment.

Page 1|3 ITA No .4 39/ CT K/ 201 9 Assessm ent Y ear : 20 05- 06

3. One more point has also been brought to our notice that this appeal was belatedly filed before the Tribunal. This appeal is late by 156 days. In this regard, a condonation petition dated 23.12.2019 has been placed on record, wherein, it is stated that the Chairman of the company looking after the accounts of the matter was suffering from diabetics, mellitus, hypertension, low back pain and saitacia for which he was completely bed ridden as an old man of more than 80 years., therefore, he could not able to able the appeal in due time. In support of this, a prescription from doctor is also enclosed. Considering the reasons given in the condonation petition, we hereby condone the delay and admit this appeal for adjudication.

4. On consideration of the rival submissions and on perusal of the impugned order, we find that the ld CIT(A) has allowed several opportunities to the assessee to appear before him, as is evident from the impugned order but the assessee failed to comply with the same. Hence, ld CIT(A) dismissed the appeal exparte without proper adjudication of the grounds. However, in the interest of substantial justice, we consider it appropriate to restore the matter to the file of the CIT(A) but with imposition of cost of Rs.5,000/- on the assessee for his conduct before the ld CIT(A). We also direct the assessee to appear before the ld CIT(A) suo- moto on 10.11.2020 without waiting for any notice of hearing. The assessee is also directed to file copy of the challan of deposit of cost of Page 2|3 ITA No .4 39/ CT K/ 201 9 Assessm ent Y ear : 20 05- 06 Rs.5,000/- before the CIT(A) as an evidence in compliance of the order of this Tribunal as well as to file copy of the same to the Tribunal. However, ld CIT(A) is at liberty to proceed with the matter as per law. Since, we are restoring this issue for denovo consideration by ld CIT(A) after considering the fact that an exparte order was passed, therefore, presently the grounds raised by the assessee may be treated as allowed but for statistical purposes.

5. In the result, appeal of the assessee is allowed for statistical purposes.

      Order pronounced on       8 /10/2020.

                 Sd/-                          sd/-
       (Laxmi Prasad Sahu)            (Chandra Mohan Garg)
      ACCOUNTANT MEMBER               JUDICIAL MEMBER
Cuttack; Dated 8/10/2020
B.K.Parida, SPS
Copy of the Order forwarded to :

1. The appellant: Shree Mahavir Carbon ltd., Plot No.85, Phase-III, New Industrial Estate, Jagatpur, Cuttack

2. The Respondent. JCIT, Range-2, Cuttack

3. The CIT(A)-, Cuttack

4. Pr.CIT- , Cuttack

5. DR, ITAT, Cuttack

6. Guard file.

//True Copy// By order Sr.Pvt.secretary ITAT, Cuttack Page 3|3