Income Tax Appellate Tribunal - Mumbai
Shri. Ketan J. Shah, Mumbai vs Dcit, Central Circle 5(1), Mumbai on 29 January, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
MUMBAI BENCHES "H", MUMBAI
BEFORE SHRI RAJESH KUMAR (AM) AND SHRI RAM LAL NEGI (JM)
ITA No. 6618/MUM/2017
Assessment Year: 2013-14
Shri Ketan J. Shah, The DCIT-CC-5(1),
A-201, Shree Ramkunj, Mumbai
Hajibapu Road,
Malad (East), Vs.
Mumbai - 400097
PAN: AMWPS6223R
(Appellant) (Respondent)
Assessee by : None
Revenue by : Shri Manoj Kumar Singh (DR)
Date of Hearing: 02/01/2019
Date of Pronouncement: 29 /01/2019
ORDER
PER RAM LAL NEGI, JM
This appeal has been filed by the assessee against the order dated 26.09.2017 passed by the Commissioner of Income Tax (Appeals)-53 (for short 'the CIT(A), Mumbai, for the assessment year 2013-14, whereby the Ld. CIT(A) has dismissed the appeal filed by the assessee against the penalty order passed u/s 271 (1) (c) of the Income Tax Act, 1961 (for short the 'Act').
2. Brief facts of the case are that the assessee filed an appeal against the penalty order dated 26.09.2017 passed u/s 271 (1) (c) of the Act before the Ld. CIT (A) on 24.08.2016. Since, the appeal had been filed manually, vide letter dated 17.08.2017, attention of the appellant was drawn by the Ld. CIT(A) to the notification dated 1st March, 2016 issued by CBDT amending rule 45 of the Income Tax Rules, 1962, which mandates compulsory e-filing the appeals before the Appellate Commissioner w.e.f. 1st March, 2016 in respect of all persons, who are required to furnish their return of income electronically. The 2 ITA No. 6618/ MUM/2017 Assessment Year: 2013-14 assessee was therefore asked to explain as to why the aforesaid appeal filed by him should not be treated as invalid. The assessee submitted that it had filed the appeal under a bona fide belief that the appeals pertaining to the assessment year prior to 01.03.2016 are required to be filed manually. Further, it was submitted that since the assessee has filed e-appeal on 22.09.2017, the same may be allowed to argue. The Ld. CIT (A) rejecting the contention of the assessee and dismissed the appeal of the assessee declaring the appeal filed manually by the assessee as void-ab-initio. The assessee is in appeal before the Tribunal against the said order.
3. The assessee has challenged the impugned order passed by the Ld. CIT (A) on the following effective grounds:-
1. "Learned CIT (A) has erred in dismissing the appeal filed manually for AY 2013-14 against the principal of equity & natural justice.
2. Learned CIT (A) has failed to appreciate that the appeal filed by appellant was in time & relevant for the period before 1/3/2016.
3. Learned CIT (A) failed to appreciate the department has accepted the manual appeal.
4. Learned CIT (A) has failed to appreciate that subsequently appellant has also filed e-appeal.
5. Looking at above facts your appellant prays your honor to kindly direct the CIT (A) to hear the appeal on merits, condone the delay in filling e-appeal".
4. This appeal was fixed for hearing on 02.01.2019. However, on the said date, when the case was called out for hearing, none appeared on behalf of the assessee. Since, we noticed that the Ld. CIT (A) has dismissed the appeal of the assessed on technical ground, we decided to dispose of the appeal on the basis of material on record after hearing the Ld. DR. Accordingly, we asked the Ld. DR to argue the appeal on behalf of the revenue.
5. Before us, the Ld. DR submitted that since the assessee has filed the appeal in contravention of Notification No. S.O. 637 (E) dated 1st March, 2016 3 ITA No. 6618/ MUM/2017 Assessment Year: 2013-14 issued by CBDT, New Delhi, which mandates for e-filing of appeal before the Appellate Commissioners w.e.f March 1, 2016 in respect of all the persons, who are required to furnish their return of income electronically, the Ld. CIT (A) has rightly dismissed the appeal of the assessee filed manually against the penalty order passed by the AO.
6. We have perused the material on record. We notice that the Ld. CIT (A) has dismissed the appeal on the ground that the appeal filed manually by the assessee is void-ab-initio in the light of the notification dated March 1, 2016 issued by the CBDT, New Delhi. We notice that the AR has contended before the Ld. CIT (A) that the assessee had filed the appeal manually under the bona fide belief that the circular is not applicable in the case of the assessee as the assessee's appeal pertains to the assessment year 2013-14. We further notice that assessee has electronically filed the appeal on 22.09.2017. In the light of the aforesaid facts, we are of the considered view that the assessee's explanation is plausible and the assessee had filed the appeal manually under a bona fide belief as contended before the Ld. CIT(A). We, therefore, allow the appeal of the assessee in the interest of justice and set aside the impugned order passed by the Ld. CIT(A), condone the delay in filing e-appeal and remit the appeal to the Ld. CIT(A) for adjudicating the same on merits after affording a reasonable opportunity of being heard to the assessee.
In the result, appeal filed by the assessee for assessment year 2013-2014 is allowed for statistical purposes.
Order pronounced in the open court on 29th January, 2019.
Sd/- Sd/-
(RAJESH KUMAR) (RAM LAL NEGI)
ACCOUNTANT MEMBER JUDICIAL MEMBER
मुंबई Mumbai; दिन ुं क Dated: 29/01/2019
Alindra, PS
4
ITA No. 6618/ MUM/2017
Assessment Year: 2013-14
आदे श प्रतितिति अग्रेतिि/Copy of the Order forwarded to :
1. अपील र्थी / The Appellant
2. प्रत्यर्थी / The Respondent.
3. आयकर आयक्त(अपील) / The CIT(A)-
4. आयकर आयक्त / CIT
5. दिभ गीय प्रदिदनदि, आयकर अपीलीय अदिकरण, मुंबई / DR, ITAT, Mumbai
6. ग र्ड फ ईल / Guard file.
आदे शानुसार/ BY ORDER, सत्य दपि प्रदि //True Copy// उि/सहायक िंजीकार (Dy./Asstt. Registrar) आयकर अिीिीय अतिकरण, मुंबई / ITAT, Mumbai