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 16, Cited by 0]

Income Tax Appellate Tribunal - Pune

Parna Vasudevaiah,Aurangabad vs Income Tax Officer, Ward-1(1), ... on 22 May, 2025

            IN THE INCOME TAX APPELLATE TRIBUNAL
                       PUNE "SMC" BENCH : PUNE
     BEFORE SHRI RAMA KANTA PANDA, VICE-PRESIDENT
                         AND
         Ms. ASTHA CHANDRA, JUDICIAL MEMBER

                          I.T.A.No.456/PUN/2024
                       (Assessment Year 2019-2020)

Parna Vasudevaiah,                        ITO, Ward-1(1),
CM-2-153, N-2, CIDCO,                     Aurangabad.
Aurangabad, Maharashtra

PAN : ALAPV 1064 G                  vs.
        (Appellant)                               (Respondent)

                  For Assessee : Shri Nikhil Pathak &
                                 Ms. Arrchena Shetty, Advocates
                  For Revenue : Shri Ambarnath Bhimrao Khule-DR
                                 (Through virtual)

                Date of Hearing : 06.03.2025
        Date of Pronouncement : 22.05.2025

                                    ORDER

PER ASTHA CHANDRA, JM:

The appeal filed by the assessee is directed against the order dated 12.01.2024 of the Ld. Commissioner of Income Tax (Appeals)/NFAC, Delhi ["CIT(A)"] pertaining to Assessment Year ("AY") 2019-20.

2. It is a recalled matter. The assessee has raised the following grounds of appeal:-

"1. The Appellant has not received any mail of notices in his mail Inbox & the said mails have gone into the spam tab of the mailbox, hence the Appellant was not aware of such mails & he remained to attend these notices because he did not receive the same in his mail Inbox. Thus the Appellant has inadvertently missed the opportunity given by the learned CIT(A) & was unable to make any submissions in defense of his additions. The Appellant pleads that as he has not been able to attend his Appeal for the reasons which were beyond his control, hence his Appeal is requested to restored back to the learned CIT(A) for adjudication on merits with reasonable 2 ITA.No.456/PUN./2024 opportunity. The Appellant requests your Honour to restore back the Appeal to the learned CIT(A) in the interest of Justice.
2. The Learned CIT(A) has erred in confirming the AO's ascertaining incorrect perspective of Form 10E, Form 16 & has thus erred in not granting relief u/s 89.
3. The learned CIT(A) has erred in confirming the AO's failure to make any enquiries related to non-reliability of Form 10E, employer not reporting relief u/s 89 in Form 16 & the same being taxable u/s 17(3)(i) & the understanding of advance salary, thus the AO has failed & erred in defying the established principle of natural justice, reasonable opportunity & has thus completed a biased & unlawful assessment.
4. The Learned CIT(A) has erred in confirming AO's non consideration and understanding of the Financial Scheme Document and failed to arrive at the correct interpretation and the underlying intentions of the Co. towards the appellant and the need for evolving the said scheme of pre-mature retirement of all employees permanently.
5. The Learned CIT(A) has erred in confirming the AO's non acceptance of the Appellant's stand of the said amount received, being Capital Receipts in nature, irrespective of the same being obligatory or not on part of the Co, & has erred in not considering that the payments were made de hors any contract of employment & was paid voluntarily & towards loss of source of income for premature termination of Appellant's employment & the Appellant was legally entitled to change the nature of his claim form Profits in lieu of Salary to the same being Capital Receipts in the course of assessment proceedings."

6. The Learned CIT(A) has erred in confirming the AO's assessment which has been completed on an unbalanced assessment, impartial of any assumptions & presumption, he is required to co-relate the factual parameters & the legal frame work in tandem & decide by his wisdom & uphold rule of law, as he being a quasi-judicial officer.

7. The Appellant Craves Leave to add, Alter, or amend any of the Grounds of the Appeal, before or during hearing of the Appeal."

3. Briefly stated, the facts of the case are that the assessee was a salaried employee of Pfizer Healthcare India Pvt. Ltd. during the relevant AY. For A.Y. 2019-20, the assessee e-filed his return of income on 24/08/2020 declaring total income of Rs. 39,28,780/-. The case of the assessee was selected for scrutiny under CASS on the issue of 'Large Relief claimed u/s 89 of the Income Tax Act, 1961 (the 'Act') and refund claimed". Statutory notices u/s 143(2) 143(1) along with questionnaire calling for certain details were 3 ITA.No.456/PUN./2024 issued and served upon the assessee. In response to which, the assessee submitted his reply from time to time. During the course of assessment proceedings, on perusal of the submissions made by the assessee, the Ld. Assessing Officer ("AO") found that the assessee has taken voluntary retirement as per the scheme of the Company, namely, Pfizer Healthcare India Pvt. Ltd. for employees at IKKT 2019 ("Scheme") via letter dated 09/01/2019. The Ld. AO noticed that the assessee has received Rs. 10,20,208/- from the Company in full and final settlement under the said Scheme on his retirement from the Company and claimed relief of Rs. 10,20,208/- u/s 89(1) of the Act as it is an advance salary and not arrear salary. The Ld. AO sought explanation from the assessee in respect of the relief claimed u/s 89(1). The submissions of the assessee in response thereto, were considered but not found acceptable by the Ld. AO for the reasons recorded in para 4.2 of his order which are reproduced below:-

"4.2 ....... The submission of the assessee is considered but not acceptable because the assessee has received an amount of voluntary retirement/compensation for full and final settlement. Further, as per Rule 21A of the Income tax Rules, 1962 relating to relief u/s.89 is not permissible to the assessee as the nature of compensation received by the assessee is not in connection with the termination of the employment but the payment has been received on voluntary retirement in full and final settlement, the amount received by the assessee was properly assessable as salary income. As per the provisions of Section 17(3) (i) of the Income-tax Act it was profit in lieu of salary and hence it is assessable under the head "Salary". The same is reproduced as under:

(3) "Profits in lieu of salary" includes-
(1) the amount of any compensation due to or received by an assessee from his employer or former employer at or in connection with the termination of his employment or the modification of the terms and conditions relating thereto;
4

ITA.No.456/PUN./2024 The Ld. AO completed the assessment vide his order dated 29/09/2021 passed u/s 143(3) of the Act at the assessed income of Rs. 39,28,780/- disallowing the relief of Rs. 10,20,208/- claimed by the assessee in Form 10E and holding that the assessee has received the said amount on voluntary retirement in full and final settlement which is taxable as profits in lieu of salary under the provisions of section 17(3)(i) of the Act.

4. Aggrieved, the assessee carried the matter in appeal before the Ld. CIT(A), who upheld the order of the Ld. AO and dismissed the appeal of the assessee for non-prosecution relying on the decision of the Hon. Supreme Court in the case of CIT vs. B. Bhattachargee & Ano. (118 ITR 461) and several other cases cited in his appellate order.

5. Dissatisfied the decision of the Ld. CIT(A), the assessee is in appeal before this Tribunal and all the grounds of appeal thereto.

6. The Ld. AR submitted that the non-compliance before the Ld. CIT(A) was not intentional as the assessee did not receive the notice(s) issued by the Ld. CIT(A) as the same went into spam folder which was brought to the notice of the assessee by his Chartered Accountant only after the impugned appellate order was passed by the Ld. CIT(A). In support thereof, the assessee has filed an affidavit citing the reasons for non-compliance. 6.1 The Ld. AR further submitted that the impugned issue is covered in favour of the assessee by catena of decision(s) of the Coordinate Bench of the Pune Tribunal and filed a legal compilation 5 ITA.No.456/PUN./2024 of the said decisions. He cited the recent decision of this Bench in the case of Shrikant Anantrao Zori vs. ITO in ITA No. 798/PUN/2024 dated 28/01/2025 involving similar set of facts where the assessee was also an employee of Pfizer Healthcare India Pvt. Ltd. and retired under the financial scheme offered by the Company on loss of employment and the Tribunal allowed the appeal of the assessee in turn following the decision of the coordinate bench of the Pune Tribunal in the case of Ashok Raghunath Kulkarni Vs. ITO, ITA No. 117/PUN/2024 dated 12.08.2024 in which case too, the assessee was the employee of Pfizer Healthcare India Pvt. Ltd. and received payment from the company under the finance scheme for employees on account of loss of service.

6.2 The contention of the Ld. Counsel for the assessee in the instant case is that there was no obligation on the part of the company to pay any amount to its employees under the said scheme and the employees who opted for the said scheme availed the benefits of the scheme voluntarily and not under any compulsion. The payment received by the employee is on account of loss of income/service on account of closing of the plant of the company where the assessee was working, for the balance service left on his service records. It is, therefore, in the nature of capital receipt which is exempt from tax and not taxable under the provisions of 17(3)(i) of the Act as profit in lieu of salary as alleged by the Ld.AO.

6

ITA.No.456/PUN./2024

7. The Ld. DR has not raised any objection and not brought contrary material on record to rebut the above submissions of the Ld. AR.

8. We have heard the Ld. Representatives of the parties and perused the material on record as well as paper book filed by the Ld. AR on behalf of the assessee. The facts of the case are not in dispute. We find that the Ld. AO disallowed the relief under section 89 and held that the amount/ compensation received by the assessee in full and final settlement on voluntary retirement is taxable as profits in lieu of salary under the provisions of section 17(3)(i) of the Act. Perusal of the CIT(A)'s order reveals that the Ld. CIT(A) has upheld the order of the Ld. AO and dismissed the appeal of the assessee for want of prosecution without adjudicating on the merits of the case. Before us, the Ld. AR has demonstrated that the assessee had sufficient/reasonable cause for non-compliance before the Ld. CIT(A) supported by an affidavit citing the reasons for such non-compliance. It is a settled position of law that the Ld. CIT(A) should dispose of the assessee's appeal by passing a speaking order on merits of the case in compliance with the provisions of sec. 250(6) of the Act, however, in the instant case, he failed to do so. It is the submission of the Ld. Counsel for the assessee and conceded by the Ld. DR that the impugned issue is squarely covered in favour of the assessee by catena of decisions of this Pune Tribunal and other Bench(s)/ judicial forums under the similar set of facts as that of the assessee in the present case. Since the issue assailed in the present appeal is no more res- 7

ITA.No.456/PUN./2024 integra by virtue of several orders passed by the Pune Bench of the Tribunal, we deem it fit and proper, in the interest of justice and with a view to end the on-going litigation, to decide the appeal of the assessee on merits of the case.

9. We have perused decision in the case of Shrikant Anantrao Zori (Supra) relied by the Ld. AR and find that this Bench has decided the impugned issue in favour of the assessee in turn relying on another decision of the Pune Tribunal in the case of Ashok Raghunathrao Kulkarni (supra) in the identical set of facts where the assessee(s) were ex-employees of Pfizer Healthcare India Pvt. Ltd. and covered by the same financial scheme of the company. The relevant observations and findings of the Tribunal in the case of Shrikant Anantrao Zori (supra) are as under:-

"8. We have heard the Ld. Representatives of the parties and perused the material on record. The facts are not in dispute. Admittedly, the assessee was a salaried employed of Pfizer Healthcare India Private Limited, Aurangabad during the AY 2020-21 and was covered by the Financial Scheme 2019 of the company for employees at Aurangabad. We have perused the order of the Tribunal in the case of Ashok Raghunathrao Kulkarni (supra) wherein the Tribunal has set aside the order of Ld. CIT(A)/NFAC and directed the Ld. AO to delete the impugned addition. The relevant findings and observations of the Tribunal in the case of Ashok Raghunathrao Kulkarni (supra) is as under:
"12. The Ld. Counsel for the assessee referred to the Financial Scheme for the employees at Aurangabad of Pfizer Healthcare India Pvt. Ltd., copy of which is placed at pages 73 to 83 of the paper book and drew the attention of the Bench to the following clauses:
"I. PREAMBLE
(i) Pfizer Healthcare India Private Limited (the "Company") has decided to cease manufacturing in its plant located at Plot No L8 (part), L-9 & Gut Nos 36, 37, 38, MIDC, Waluj, Aurangabad - 431136 ("Plant") with the intention to exit the Plant due to significant long term loss of product demand.
(ii) The above decision is bona fide and has been made after an extensive and careful evaluation. The employees of the Plant have been informed of this decision and reasons thereof.
(iii) The Company is desirous of providing a beneficial settlement to all permanent employees of the Plant.
8

ITA.No.456/PUN./2024 Towards this objective, the Company has taken a decision to offer a financial scheme to its permanent employees at the Plant, on the terms and conditions set out below. The Scheme (as hereinafter defined) is purely voluntary and it is for each such employee to decide whether or not to opt for the same.

(iv) In the event the employees opt to retire voluntarily from their employment with the Company in accordance with the Scheme, their last day of employment with the Company will be February 8, 2019, (unless mutually agreed otherwise in writing) and they will be paid an attractive financial package on the terms and conditions set out below. Those employees who do not opt for the Scheme (as hereinafter defined), will be paid only statutory or contractual dues payable on cessation of employment, provided they are eligible for the same."

13. Referring to other terms and conditions as per clause (11), the Ld. Counsel for the assessee drew the attention of the Bench to the sub-clause (viii) of the same, which reads as under:

"(viii) All Employees who opt for voluntary retirement under the Scheme will not be entitled to any compensation or notice pay under the provisions of the Industrial Dispute Act, 1947 as their cessation from the employment constitutes "resignation" and does not constitute "retrenchment" or "termination of employment" by the Company".

14. Referring to the provisions of section 17(3) of the Act, the Ld. Counsel for the assessee submitted that the same are not applicable to the facts of the assessee, which reads as under:

"17(1)....
17(2)....
(3) "profits in lieu of salary" includes--
(i) the amount of any compensation due to or received by an assessee from his employer or former employer at or in connection with the termination of his employment or the modification of the terms and conditions relating thereto;
(ii) any payment (other than any payment referred to in clause (10), clause (10A), clause (10B), clause (11), clause (12), clause (13) or clause (13A) of section 10), due to or received by an assessee from an employer or a former employer or from a provident or other fund, to the extent to which it does not consist of contributions by the assessee or interest on such contributions or any sum received under a Keyman insurance policy including the sum allocated by way of bonus on such policy.

Explanation.--For the purposes of this sub-clause, the expression "Keyman insurance policy" shall have the meaning assigned to it in clause (10D) of section 10;

(iii) any amount due to or received, whether in lump sum or otherwise, by any assessee from any person--

(A) before his joining any employment with that person; or (B) after cessation of his employment with that person." 9

ITA.No.456/PUN./2024

15. So far as sub-clause (ii) is concerned, the Ld. Counsel for the assessee referring to the various decisions submitted that this clause is also not applicable. He submitted that the amount received by the assessee is not a compensation but on account of loss of pay. Referring to the decision of the Hon'ble High Court of Calcutta in the case of CIT vs. Ajit Kumar Bose (1987) 165 ITR 90 (Cal), he submitted that the Hon'ble High Court has held that where the conditions of service clearly stipulated that the assessee's services could be terminated at any time on giving three months notice and there was no obligation on the employer to pay anything to the assessee in connection with the termination, payment made ex- gratia, therefore, totally voluntary and not compensation which implies some sort of obligation to pay and cannot be taxed as profits in lieu of salary within meaning of section 17(3) of the Act. Referring to the copy of letter of probation dated 20.07.2020 he drew the attention of the Bench to column 14 of the same which reads as under:

"14. Notice Period :
During the period of probation, your employment can be terminated without any notice or assigning any reason thereof on either side. On confirmation your employment can be terminated by one month's notice in writing or pay in lieu thereof on either side."

16. He accordingly submitted that the decision of the Hon'ble High Court of Calcutta cited (supra) is squarely applicable to the assessee.

17. The Ld. Counsel for the assessee referring to the decision of the Pune Bench of the Tribunal in the case of Mahadev Vasant Dhangekar vs. ACIT (2023) 149 taxmann.com 170 (Pune-Trib.) submitted that the Tribunal in the said decision has held that where the assessee had received Rs.47.21 lacs from the erstwhile company as ex-gratia and letter has been issued by the employer which clearly stated that payment of amount has been made voluntarily to the assessee and was not compensation without establishing letter as non-genuine or without examining sanctity of payment made simply invoking provisions of section 17(3)(iii) for making addition was not justified.

18. Referring to the decision of the Delhi Bench of the Tribunal in the case of ITO vs. Avirook Sen (2024) 161 taxmann.com 462 (Delhi - Trib.), he submitted that the Tribunal in the said decision has held that where the assessee has received certain amounts as lump sum amount after his termination from the service as a settlement out of court with his employer and said payment was voluntary in nature without there being any obligation on part of employer to pay further amount to assessee in terms of any service rule, such payment would not amount to compensation in terms of section 17(3)(i).

19. Referring to the various other decisions as per case law compilation, he submitted that the amount received by the assessee cannot be termed as compensation in terms of section 17(3)(i).

20. The Ld. Counsel for the assessee submitted that in case of the following employees where they have also received similar amounts from Pfizer Healthcare India Pvt. Ltd., the said amounts have not been added by the respective AOs in the reopening assessments treating the same as capital in nature.

10

ITA.No.456/PUN./2024

21. He accordingly submitted that the CIT(A) / NFAC is not justified in sustaining the addition of Rs.57,12,673/-.

22. The Ld. DR on the other hand heavily relied on the order of CIT(A) / NFAC.

23. We have heard the rival arguments made by both the sides, perused the orders of the Assessing Officer and Ld. CIT(A) / NFAC and the paper book filed by both the sides. We have also considered the various decisions cited before us. We find the Assessing Officer in the instant case rejected the claim of relief u/s 89 of the Act of Rs.18,74,899/- on income of Rs.57,12,674/- treating the same as income u/s 17(3) of the Act. We find the CIT(A) / NFAC upheld the action of the Assessing Officer, reasons of which are already reproduced in the preceding paragraphs. The CIT(A) / NFAC also rejected the alternate claim of the assessee that such amount being a capital receipt cannot be brought to tax. It is the submission of the Ld. Counsel for the assessee that in case of various other employees who have received similar compensation, the same has been accepted as capital receipt by the respective AOs in re- assessment proceedings and no addition has been made. Further, various Co-ordinate Benches of the Tribunal in similarly placed employees have also treated such compensation received on termination of service as capital in nature and not falling u/s 17(3) of the Act.

24. We find the Assessing Officer in the case of Sharad D. Magar, who also resigned voluntarily from service of Pfizer Healthcare India Pvt. Ltd., Aurangabad has accepted the compensation received at Rs.30,49,176/- as capital in nature by observing as under:

"Brief facts of the case:
The assessee, Shri Sharad Daulatrao Magar, having PAN: ASHPM1986C, an salaried individual, had filed ITR-1 u/s. 139(1) for AY 2019-20 on 29.07.2019 declaring total income of Rs.32,03,150/-. Further, Rs.35,54,140/- was shown as Gross Salary. The assessee was employee of M/s Pfizer Healthcare India Pvt Ltd, Aurangabad during FY2018-19. The company launched VRS beneficial to the employees on planned closure of its unit. The assessee voluntarily resigned from service w.e.f 08.02.2019 and received compensation and out of that compensation he claimed Rs.30,49,176/- being salary claimed in Advance as exempt u/s 89 from taxation in his ITR u/s 139(1) of the Act.
........
14. The submissions made by the assessee have been examined.

As the assessee has submitted corroborative and binding judicial 11 ITA.No.456/PUN./2024 pronouncements in support of his claim that the amount of Rs.30,49,176/- received by him from his employer at the time of cessation of his employment due to closure of the manufacturing unit was a capital receipt, not subject to tax. The assessee has also placed reliance on various case laws, in support of his above claim, and court has held as under "The amounts received were due to loss of employment & not recurring in nature & are not paid in lieu of any salary hence it does not come under the preview of sec. 17(3)(i) as amount of compensation. The said amounts have not been paid against any services of the assessee. Hence the same is not compensation as contemplated under the provisions of sec. 17(3)(i)." As the various courts have allowed the claim that the amount received at the time of cessation of his employment due to closure of the manufacturing unit as capital receipt during assessment proceedings in the cases referred by the assessee, the AO's has duly accepted the above claims of the respective assessee, which are very similar cases as that of the assessee's instant case. Hence, the reopened assessment proceedings in the case of the assessee, is hereby proposed to be completed by accepting the income returned by the assessee in response to 148."

25. In the remaining cases also, the respective AOs have treated such compensation as capital in nature. We, therefore, find merit in the arguments of the Ld. Counsel for the assessee that when the concerned AOs after reopening of the assessment have treated such compensation as capital in nature and the Revenue has not challenged the same and which has attained finality since no 263 proceedings have been initiated, therefore, the assessee's case being identical to the facts of the other employees of Pfizer Healthcare India Pvt. Ltd., the CIT(A) / NFAC is not justified in sustaining the addition made by the Assessing Officer.

26. We further find the Hon'ble Calcutta High Court in the case of CIT vs. Ajit Kumar Bose (supra) has observed as under:

"4. The amount in question was received by the assessee from his employer. It was received by him in connection with the termination of his service. But the question still remains whether it was compensation. Since it was received by the assessee in connection with the termination of his employment, the term "compensation" would be referable to that event. In other words, it is to be seen whether the amount was paid as compensation for the termination or in lieu of the termination of the employment.
5. The letter issued by the employer dated July 3, 1969, stated that the amount was being paid ex gratia. There is nothing to indicate that the assessee was entitled to continue in the employment of the company up to any particular age. Under the conditions of service, his services were liable to be terminated on giving three months' notice without assigning any reason. Under the circumstances, it cannot be said that the assessee was entitled to remain in service for any period longer after the requisite notice has been given or that the employer was under any obligation to pay anything to the assessee in connection with the termination of his employment other than the salary for the period of notice. Under the circumstances, in its true nature and character, the payment was ex gratia, that is to say, totally voluntary; it was not compensation which implies some sort of an obligation to pay.
6. In this view, it cannot be said that the amount in question was profits in lieu of salary within the meaning of Clause (3) 12 ITA.No.456/PUN./2024 of Section 17. It was not taxable as such. The finding of the Tribunal that the amount was a capital receipt or that it was payment of a casual and non-recurring nature was in the circumstances not necessary. We, hence, do not express any opinion on it.
7. The question of law referred to us in this case, namely :
"Whether, on the facts and in the circumstances of the case, the amount of Rs. 24,933 received by the assessee could be treated as income under the charging section or under the section dealing with the computation of income of the assessee ?"

8. is answered in the negative, in favour of the assessee and against the Department."

27. We find the Delhi Bench of the Tribunal in the case of ITO vs. Avirook Sen (supra) at para 12 of the order has observed as under:

"12. As the payment of ex-gratia compensation was voluntary in nature without there being any obligation on the part of employer to pay further amount to assessee in terms of any service rule. it would not amount to compensation in terms of section 17(3)(i) of the Act. The impugned addition was rightly deleted by the Ld. CIT(A). The aforesaid point is accordingly determined against the revenue department. The appeal is accordingly not sustainable as we don't find any error of law or fact in the impugned order passed by Ld. CIT(A). The department appeal is liable to be dismissed."

28. The various other decisions relied on by the Ld. Counsel for the assessee placed in the paper book support his case to the proposition that the payment of ex-gratia compensation received by the assessee was voluntary in nature without there being any obligation on the part of the employer to pay further amounts to the assessee in terms of any service rule and therefore, would not amount to compensation in terms of section 17(3) of the Act. We, therefore, set aside the order of the CIT(A) / NFAC and direct the Assessing Officer to delete the addition. The grounds raised by the assessee are accordingly allowed."

9. Respectfully following the decision in the case of Ashok Raghunathrao Kulkarni (supra) and in the absence of any contrary material brought on record by the Revenue, we set aside the order of the Ld. CIT(A)/NFAC and direct the Ld. AO to delete the addition. Accordingly, ground Nos. 1, 2, 3, 4 and 5 are allowed."

9. Considering the facts and in the circumstances of the case and the legal position set out above and following the decision(s) of the Coordinate Bench of this Tribunal in the case of Shrikant Anantrao Zori and Ashok Raghunathrao Kulkarni (supra) and in absence of any objection/ any contrary material brought on record by the Revenue, the impugned issue is hereby decided in favour of 13 ITA.No.456/PUN./2024 the assessee. The order of the Ld. CIT(A) is set aside and the appeal of the assessee is allowed on merits of the case. The Ld. AO is directed to modify the assessment accordingly. Ground Nos. 1 to 6 raised by the assessee are thus allowed.

10. In the result, appeal of the Assessee is allowed.

Order pronounced in the open Court on 22.05.2025.

        Sd/-                                         Sd/-
 [RAMA KANTA PANDA]                             [ASTHA CHANDRA]
   VICE PRESIDENT                               JUDICIAL MEMBER

Pune, Dated 22nd May, 2025

vr/-

Copy to



1.     The appellant
2.     The respondent
3.     The CIT(A), Pune concerned.
4.     D.R. ITAT, "SMC" Bench, Pune.
5.     Guard File.



                                                 By Order
//True Copy //


                                           Sr. Private Secretary, ITAT,
                                                 Pune Benches,
                                                     Pune.