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 1, Cited by 1]

Income Tax Appellate Tribunal - Chandigarh

Sh. Ranvir Singh, Zirakpur vs Ito, Jind on 11 August, 2017

              IN THE INCOME TAX APPELLATE TRIBUNAL
               CHANDIGARH BENCHES, 'SMC', CHANDIGARH

               BEFORE MS. DIVA SINGH, JUDICIAL MEMBER

                                    ITA No. 532/CHD/2017
                                    Assessment year: 2009-10
Shri Ranvir Singh,                    Vs.                 The ITO,
S/o Shri Ram Singh,                                       Ward 1,
H.No. 912, Imperial Estate,                               Jind.
Peer Muchhalla,
Zirakpur.
PAN No. ASQPS9423B

(Appellant)                                                   (Respondent)
                       Appellant by    : Shri Rohit Kaura & Shri Rajiv Sharma
                       Respondent by : Smt. Chander Kanta, Sr.DR
                       Date of hearing     :      29.06.2017
                       Date of Pronouncement :    11.08.2017


                                        ORDER

The present appeal has been filed by the assessee assailing the correctness of the order dated 28.10.2016 of CIT (Appeals) Rohtak pertaining to 2009-10 assessment year on various grounds including ground Nos. 1 and 2, which read as under :

1. That the order of Ld. CIT(A) is against the law and facts of the case thus violating the principles of Natural Justice. 2 That the Ld. CIT (A) is not justified in dismissing the appeal in limine without affording proper opportunity of being heard to the assessee.

2. However, before we proceed to address the grounds, it is pertinent to note that the Registry has pointed out a delay of 74 days. Accordingly, the appeal is barred by limitation. The ld. AR appearing on behalf of the assessee relying upon the Condonation of Delay application supported by an Affidavit of the assessee, submitted that at the time of filing of the appeal, the address of the assessee was House No. 3172, UE, Jind, however during the pendency of the appeal, the assessee's address changed, and on account of the mistake and ignorance, the assessee did not keep the CIT(A) informed and was not aware of the order having been passed. Inviting attention to PB-2 page 9 submitted that the assessee who was a Ticket Verifier, was transferred from Jind against the vacant post of Clerk in Chandigarh by an order of the General Manager, Haryana Roadways, Chandigarh. On account of this fact, as the notices were sent to the original address given in Form No. 35, the assessee remained unrepresented. In the circumstances, it was his prayer that the delay may be condoned and the impugned order may be set aside with the direction that the order be passed after hearing the assessee.

ITA 532/CHD/2017 A.Y. 2009-10 Page 2 of 2

3. The ld. Sr.DR considering the submissions, Condonation of Delay Application alongwith the Affidavit and the arguments of the ld. AR had no objection if the delay is condoned and the matter is set aside back to the file of the CIT(A).

4. In the light of the submissions of the parties before the Bench and considering the contents of the Condonation of Delay Application, supported by an Affidavit, I find that the assessee remained unrepresented for reasons beyond his control. The claim of bonafide ignorance in keeping the First Appellate Authority informed about the change of address is accepted. The delay is condoned.

5. On merit, it is seen that the ld. CIT(A) has passed an ex-parte order dismissing the assessee's appeal in limine. The said order cannot be said to have been passed in terms of the statutory provisions which guide the First Appellate Authority in the exercise of his powers which are set out under sub-section (6) of Section 250 of the Income Tax Act, 1961. The Statute requires the Commissioner of Appeals to exercise its Appellate Authority by not only following the mandate of sub-section (1) to (5) of Section 250 of the Act but also stipulates that "the Commissioner (Appeals)] disposing of the appeal shall pass an order in writing and shall state the points for determination, the decision thereon and the reason for the decision." The said exercise, it is seen, is found to be missing. Accordingly, in order to address the statutory deficit, the impugned order is set aside back to the file of the ld. CIT(A) with direction to pass a speaking order in accordance with law after giving the assessee a reasonable opportunity of being heard. At the same time, it is made clear that the opportunity so provided, it is hoped, is not abused by the assessee as in the eventuality of abuse of the same, the ld. CIT(A) would be at liberty pass a speaking order on the basis of material available on record. Thus, it is hoped that the assessee in its own interest makes full and proper compliance before the said authority.

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

Order pronounced in the Open Court on 11th Aug. 2017.

Sd/-

(DIVA SINGH) JUDICIAL MEMBER 'Poonam' Copy to:

1. The Appellant
2. The Respondent
3. The CIT
4. The CIT(A)
5. The DR Asstt. Registrar ITAT,Chandigarh.