Income Tax Appellate Tribunal - Chennai
S Dilli, Tindivanam vs Ito Ward 2, Villipuram on 15 July, 2022
आयकर अपीलीय अिधकरण, 'सी' ायपीठ, चे ई
IN THE INCOME-TAX APPELLATE TRIBUNAL 'C' BENCH, CHENNAI
ी वी दु गा राव ाियक सद एवं ी जी. मंजुनाथा, लेखा सद के सम
Before Shri V. Durga Rao, Judicial Member &
Shri G. Manjunatha, Accountant Member
M.P. No. 11/Chny/2020
[In W.T.A. No.892/Chny/2018]
Assessment Year: 2013-14
Shri S. Dilli, Vs. The Income Tax Officer,
C/o A.N. Seetharaman & Co., Ward 2,
Sri Rama Sadhanam, 1st Floor, No. 1, Chairman Subburayar St.,
New No. 23, Chinnaiah Road, West Shanmughapuram,
T. Nagar, Chennai 600 034. Villupuram 605 602.
[PAN:AFEPD6253M]
(अपीलाथ /Appellant) ( थ /Respondent)
अपीलाथ की ओर से / Appellant by : Shri R. Viswanathan, CA
थ की ओर से/Respondent by : Shri Sajit Kumar, JCIT
सु नवाई की तारीख/ Date of hearing : 15.07.2022
घोषणा की तारीख /Date of Pronouncement : 15.07.2022
आदे श /O R D E R
PER V. DURGA RAO, JUDICIAL MEMBER:
By means of present Miscellaneous Petition, the assessee seeks to recall the order passed by the Tribunal in I.T.A. No. 892/Chny/2018 dated 22.07.2019 relevant to the assessment year 2013-14. By referring to the Miscellaneous Petition, the ld. Counsel for the assessee has submitted that the ground No. 3.1 raised in the appeal filed by the assessee has not been adjudicated. Thus, the ld. Counsel 2 M.P. No.11/Chny/20 prayed for adjudication of the specific ground raised in the grounds of appeal by affording an opportunity of being heard to the assessee to present his case before the Tribunal.
2. On the other hand, the ld. DR has not raised any objection.
3. We have heard both the sides, perused the petition as well as order passed by the Tribunal dated 22.07.2019. In the grounds of appeal, the assessee has specifically raised ground No. 3.1, which reads as under:
"3.1 The learned CIT(A) erred in not appreciating the nature of the business of the appellant which completed him to maintain self made vouchers for expenses such as (i) Boiling & Hulling Charges, (ii) Packing material expenses and disallowance of ₹.2,00,000/- each under these expenses were unreasonable and unwarranted."
On perusal of the order of the Tribunal dated 22.07.2019, we find that the above specific ground raised in the grounds of appeal was not adjudicated by oversight and thus, there is a mistake apparent in the order of the Tribunal. Therefore, we hereby recall the order of the Tribunal dated 22.07.2019 to adjudicate the above specific ground No. 3.1 raised in the appeal of the assessee for limited purposes. The Registry is hereby by directed to the post the appeal on regular course 3 M.P. No.11/Chny/20 by issuing notices to both the parties.
4. In the result, the miscellaneous petition filed by the assessee is allowed.
Order pronounced on 15th July, 2022 at Chennai.
Sd/- Sd/- (G. MANJUNATHA) (V. DURGA RAO) ACCOUNTANT MEMBER JUDICIAL MEMBER Chennai, Dated, 15.07.2022 Vm/-
आदे श की ितिलिप अ ेिषत/Copy to: 1. अपीलाथ /Appellant, 2. थ / Respondent,
3. आयकर आयु (अपील)/CIT(A), 4. आयकर आयु /CIT, 5. िवभागीय ितिनिध/DR &
6. गाड फाईल/GF.