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 5, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Regency Creations Pvt. Ltd., New Delhi vs Department Of Income Tax

              IN THE INCOME TAX APPELLATE TRIBUNAL
                   (DELHI BENCH 'F' NEW DELHI)

            BEFORE SHRI I.C, SUDHIR, JUDICIAL MEMBER
                               AND
             SHRI T.S. KAPOOR, ACCOUNTANT MEMBER

                       I.T.A. No.2185/Del/2012
                      Assessment year : 2007-08

           DCIT,                         Regency Creations Pvt. Ltd.,
           Circle-15 (1),                A-106, 2nd Floor,
           New Delhi.              V.    Lajpat Nagar, New Delhi.

               (Appellant)                     (Respondent)

                      PAN /GIR/No.AAACR
                          /GIR/No.AAACR-
                                  AAACR-4348-
                                        4348-D

                 Appellant by : Smt. Veena Joshi, Sr. DR.
                 Respondent by : None.

                                   ORDER


PER TS KAPOOR, AM:

This is an appeal filed by the revenue against the order of Ld CIT(A) dated 10.2.2012. The grounds raised by the revenue are as under:-

1. Whether on the facts and in the circumstances of the case and in law the Ld CIT(A) has erred in deleting the penalty u/s 271(1)( c) with the observation that since the quantum addition does not survive there remains no basis for penalty imposition.
2. Whether on the facts and in the circumstances of the case and in law the Ld CIT(A) has erred in overlooking the fact that the assessee does not fulfill the requirement for deduction u/s 10B and further that appeal has been filed before the Hon'ble High

2 ITA No2185/Del/2012 Court against the decision of the Hon'ble ITAT in assessment year 2003-04, 2004-05 & 2007-08.

3. The appellant craves to be allowed to add any fresh grounds of appeal and or/delete or amend any other of the grounds of appeal.

2. The brief facts of the case are that the assessee is engaged in export of artware handicrafts, home furnishing items and one of its units named M/s Maxtech I Solution is a 100% software export oriented unit. Return declaring an income of `.88,35,688/- was filed by the assessee on 31.10.2007. In the return, the assessee company had claimed profit from M/s Maxtech I Solution (100% EOU) as exempt u/s 10B of the Income Tax Act, 1961. During the course of assessment proceedings, the Assessing Officer found that the company was not eligible for deduction u/s 10B of the Act, therefore, he disallowed the same and initiated penalty proceedings and completed proceedings u/s 271(1)( c) of the Act vide order dated 31..3.2011 imposing penalty of `.30,60,691/-.

3. Aggrieved the assessee filed appeal before Ld CIT(A) and submitted that against the order of Assessing Officer it had filed the appeal and ultimately Hon'ble ITAT in I.T.A. No.1588/Del/2010 on dated 3.5.2011 had decided the matter in our favour and therefore in view of the fact that since the addition stand reversed there is no reason for imposition of penalty u/s 271(1) ( c) of the Act. The relevant paragraph of Ld CIT(A)'s order is reproduced below:-

"I have carefully considered the penalty order and the submission made by the Ld AR and the order of Hon'ble ITAT dated 3.5.2011. The facts of the case are that the Assessing 3 ITA No2185/Del/2012 Officer had made certain additions/disallowances in the order issued u/s 143(3) of the Act. My predecessor Ld CIT(A) vide his order dated 28./1.2010 upheld the disallowance made by the Assessing Officer of deduction claimed by the assessee u/s 10B of the Act. The Hon'ble ITAT vide its order dated 3.5.2011 in I.T.A. No.1588/Del/2010 has however held that the assessee is entitled to claim of the deduction u/s 10B of the Act and thus allowed the appeal of the assessee. In the meantime, the Assessing Officer vide order dated 31.3.2011 levied penalty u/s 271(1)(c) at 100% of the tax sought to be evaded amounting to `.30,60,609/-. During the appellate proceedings, the appellant submitted that the penalty should be deleted as after the decision of the Hon'ble ITAT it was infructuous. The facts have been considered and in compliance to the provisions of section 275(1A) the quantum of penalty would be reduced to nil as the penalty order cannot survive since the quantum of the entire addition has been deleted by a higher judicial authority. However, no decision on the penalty order is being taken on merit. The factum of pendency of reference in the quantum proceedings with the Hon'ble High Court has been confirmed by the appellant, therefore, the penalty order would be revived in case decision favourable to the revenue is taken by any higher judicial authority.
5. Aggrieved, the revenue has filed appeal before this Tribunal.
6. None was present on behalf of the assessee. The Ld DR admitted that addition made by the Assessing Officer against which penalty was imposed has been reversed by the Hon'ble ITAT vide order

4 ITA No2185/Del/2012 dated 3.5.2011. However, she maintained that the Department is in appeal with the Hon'ble High Court.

7. We have gone through the material placed before us and has also gone through the order of the Hon'ble Tribunal dated 3.5.2011 in respect of I.T.A. No.1588/Del/2010.We found that this order of Hon'ble ITAT had reversed the disallowance made by the Assessing Officer and in view of the fact that after deletion of disallowance, the quantum of penalty would be reduced to nil. Since quantum of entire addition has been deleted by higher judicial authority, therefore, we are of the considered opinion that Ld CIT(A) had rightly deleted the penalty u/s 271(1)( c) and we do not see any reason to interfere with the same.

8. In view of the above, the appeal filed by the revenue is dismissed.

9. Order pronounced in the open court on the 30th day of July, 2012.

     Sd/-                                            Sd/-
 (I.C. SUDHIR)                               (T.S. KAPOOR)
JUDICIAL MEMBER                           ACCOUNTANT MEMBER

Dt. 30.7.2012.
HMS

Copy forwarded to:-
   1. The appellant
   2. The respondent
   3. The CIT
   4. The CIT (A)-, New Delhi.

5. The DR, ITAT, Loknayak Bhawan, Khan Market, New Delhi. True copy.

By Order 5 ITA No2185/Del/2012 (ITAT, New Delhi).

Date of hearing                      11.7.2012

Date of Dictation                    27.7.2012

Date of Typing                       30.7.2012

Date of order signed by              30.7.2012
both the Members &
pronouncement.

Date of order uploaded on net        30.7.2012
& sent to the Bench concerned.