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 - Bangalore

Webex Communications India Private ... vs Jcit, Bangalore on 25 July, 2019

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                           "B" BENCH : BANGALORE

     BEFORE SHRI ARUN KUMAR GARODIA, ACCOUNTANT MEMBER AND
              SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER

                           M.P. Nos. 43 & 45/Bang/2019
                        (in IT(TP)A No. 1615/Bang/2012 &
                                  545/Bang/2015)
                      Assessment Years : 2008-09 & 2010-11

           M/s. Webex Communications
                                               The Joint
           India P. Ltd.,
                                               Commissioner of
           No. 2, North Park Road,
                                           Vs. Income Tax,
           Kumara Park East,
                                               Circle - 12 (5),
           Bangalore - 560 001.
                                               Bangalore.
           PAN: AABCC0256A
                     APPELLANT                      RESPONDENT
           Assessee by     : Shri Chavali Narayan, CA
           Revenue by      : Shri R.N. Siddappaji, Addl. CIT (DR)
           Date of hearing           : 19.07.2019
           Date of Pronouncement     : 25.07.2019

                                     ORDER
Per Shri A.K. Garodia, Accountant Member

The assessee has filed these two M.Ps. pointing out certain apparent mistakes in the Tribunal orders for Assessment Years 2008-09 and 2010-11.

2. In course of hearing of these M.Ps., it was submitted by ld. AR of assessee that in Assessment Year 2008-09, ground no. 1 of the appeal although reproduced by the Tribunal on page no. 2 of the impugned Tribunal order but this ground was inadvertently not decided by the Tribunal. He further pointed out that in para no. 5 of the same Tribunal order, discussion and decision is regarding Assessment Year 2010-11 and not Assessment Year 2008-09. Similarly, in respect of tribunal order for Assessment Year 2010-11, he pointed out that as per para no. 6 of this Tribunal order, the discussion and decision is regarding Assessment Year 2008-09. He submitted that under these facts, either both the Tribunal orders should be rectified in a suitable manner or both the Tribunal orders should be recalled for fresh decision. In reply, the ld. DR of revenue submitted that it will be in the fitness of the things if both these two Tribunal orders are recalled for fresh decision because ground no. 1 of the assessee's M.P. Nos. 43 & 45/Bang/2019 (in IT(TP)A No. 1615/Bang/2012 & 545/Bang/2015) Page 2 of 2 appeal for Assessment Year 2008-09 is not decided by the Tribunal and hence, at least that order has to be recalled in any case.

3. We have considered the rival submissions. We find force in the submission of ld. AR of assessee and there are certain apparent mistakes in these two Tribunal orders because we find that admittedly, in Assessment Year 2008-09, ground no. 1 raised by the assessee in respect of allowability of deduction u/s. 80IA(2A) of the IT Act was inadvertently not decided by the Tribunal. Hence in this year, the order has to be recalled for deciding this ground. Regarding the other mistakes pointed out by ld. AR of assessee i.e. in the Tribunal order for Assessment Year 2008-09, the discussion is regarding Assessment Year 2010- 11 and in the Tribunal order for Assessment Year 2010-11, the discussion of the Tribunal in para 6 is regarding Assessment Year 2008-09 also, we find that this submission is correct. Considering all these facts, we feel it proper to recall both these Tribunal orders for fresh decision. We order accordingly. The Registry is directed to fix these two appeals for fresh hearing in regular course and notice should be issued to both sides.

4. In the result, both the M.Ps. filed by the assessee are allowed.

Order pronounced in the open court on the date mentioned on the caption page.

             Sd/-                                             Sd/-
     (PAVAN KUMAR GADALE)                              (ARUN KUMAR GARODIA)
        Judicial Member                                   Accountant Member

Bangalore,
Dated, the 25th July, 2019.
/MS/

Copy to:
1. Appellant                  4. CIT(A)
2. Respondent                 5. DR, ITAT, Bangalore
3. CIT                        6. Guard file
                                                                  By order



                                                             Assistant Registrar,
                                                       Income Tax Appellate Tribunal,
                                                                 Bangalore.