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 3, Cited by 0]

Income Tax Appellate Tribunal - Delhi

M/S. Maneesha Finlease Ltd., New Delhi vs Ito, New Delhi on 7 March, 2017

                                                            ITA No. 2824/Del./2016
                                                          Assessment Year: 2007-08

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                     (DELHI BENCH "SMC" NEW DELHI)

               BEFORE SHRI B.P. JAIN, ACCOUNTANT MEMBER

                              ITA No. 2824/Del./2016
                             Assessment Year: 2007-08
     Maneesha Finlease Ltd.              Vs.   ITO
     (Amalgamated Company of                   Ward-1(2)
     Abhivadan Management and                  New Delhi
     Consultancy Pvt. Ltd.)
     153, Vasant Enclave, New Delhi
     (Applicant)                               (Respondent)
     (PAN: AAAPP0683N)


                  Assessee by:       Sh. Rishabh Jain, C.S.
                  Revenue by:        Ms. Bedobina Chaudhari, Sr. DR
     Date of hearing                      06/03/2017
     Date of pronouncement                07/03/2017


                                     ORDER


PER B.P. JAIN, ACCOUNTANT MEMBER:

1. This appeal of the assessee arises from the order of ld. CIT(A)-I, New Delhi vide order dated 5.4.2016 for the A.Y. 2007-08. The assessee has raised the following grounds of appeal:-

"1.That, the notice issued under section 148 and the assessment order passed u/s 147 Read with section 143(3) are illegal, bad in law and without jurisdiction.
2. That the CIT - (A) has, in view of the facts & circumstances of the case and in law, grossly erred in Page 1 of 5 law and on facts in upholding the validity of the assessment order on the nonexistent entity and not following the decisions of the Hon'ble Jurisdictional High Court.
3. That the CIT - (A) has erred in law and on facts of the case while upholding the addition of Rs 5.00,000/- made by the AO u/s 68 of the Income Tax Act, 1961 without examination of the document available on record.
4. That the CIT - (A) has erred in law and on facts of the case while upholding the addition of Rs 1.250/- made by AO on account of commission expenses on accommodation entries, without being any document evidence on record to prove the allegation made by the AO.
5. That the various observations made by the AO and C1T(A) are illegal , bad in law and contrary to the facts on record.
6. That the details filed, explanations given and the evidence placed on record have not been properly considered and judicially interpreted.
7. That the additions upheld by the CIT - (A) were made on surmises and conjectures and on guesswork and have no relevance to the facts and the legal position.
8. The Appellant craves leave to add, amend, alter and/or delete any of the above grounds of appeal at or before the time of hearing."

2. The brief facts of the case as pointed out by the ld. Counsel of the assessee is that the Assessing Officer passed the assessment order on a company which is not in existence. It was pointed out at page 1 of the paper book the notice u/s 148 where it is clearly mentioned as under:-

"M/s. Abhivadan Management and Consultancy Pvt. Ltd. has been merged with M/s. Maneesha Finlease Ltd. copy of the Page 2 of 5 order datd 30.01.11 of Hon'ble Delhi High Court is enclosed herewith for your kind reference."

3. He also pointed out the order of the High Court of Delhi about the merger of Abhivadan Management and Consultants Pvt. Ltd. at page 4 and dissolution of the transferor company without being winding up transfer at page 20 of the paper book in the order of the Hon'ble High Court of Delhi. The order of the A.O. dated 4.3.2015 at reasons recorded by the A.O. available at paper book 33 and 34 dated 24.3.2014. It was argued that all the facts are available before the A.O. and the ld. CIT (A) but even then the order was passed on the non existence of company. The ld. Counsel relied upon the decision of Hon'ble Delhi High Court in the case of CIT vs. Micra India Ltd. dated 22.1.2015 on record where it has been held as under:-

"In the present case, no doubt there was participation during the course of assessment; however, the AO, despite being told that the original company was no longer in existence, did not take remedial measures and did not transpose the transferee as the company which had to be assessed. Instead, he resorted to a peculiar procedure of describing the original assessee as the Page 3 of 5 one in existence; the order also mentioned the transferee's name below that of M/s Micra India Pvt. Ltd. Now, that did not lead to the assessment being completed in the name of the transferee company. According to the AO, M/s Micra India Pvt.
Ltd/was still in existence. Clearly, this was a case where the assessment was contrary to law, as having being completed against a non-existent company. The ITAT's decision is, in the circumstances, justified and warranted."

4. I agree with the arguments made by the ld. Counsel for the assessee and facts of the case brought before me and the decision of the Hon'ble High Court of Delhi cited herein above, I am of the view that the assessment made is on the non existence company is bad in law and is directed to be quashed.

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

6. Pronounced in the open court on 07.03.2017.

Sd//-

(B.P. JAIN) ACCOUNTANT MEMBER Dated: 07.03.2017 Page 4 of 5 Narender Copy forwarded to:

1)      Appellant

2)      Respondent

3)      CIT

4)      CIT (Appeals)

 5)     DR: ITAT

                                                          ASSISTANT REGISTRAR



                                                     Date

Draft dictated on                            06.03.2017

Draft placed before author                   7.03.2017

Draft proposed & placed before the second member Draft discussed/approved by Second Member. Approved Draft comes to the Sr.PS/PS 07.3.2017 Kept for pronouncement on File sent to the Bench Clerk 07.3.2017 Date on which file goes to the AR Date on which file goes to the Head Clerk. Date of dispatch of Order.

Page 5 of 5