Income Tax Appellate Tribunal - Pune
S K Education Trust , Bhiwandi vs Cit Exemption Pune, Pune on 1 October, 2024
IN THE INCOME TAX APPELLATE TRIBUNAL, BENCH 'B' PUNE
BEFORE HON'BLE SHRI G. D. PADMAHSHALI, ACCOUNTANT MEMBER
AND
SHRI VINAY BHAMORE, JUDICIAL MEMBER
ITA No. 1140 & 1141/PUN/2024
S K Education Trust
32, Sutar Wada, Dargah Road,
Bhiwandi, Thane-421302
PAN: AAJTS3836R . . . . . . . Appellant
V/s
The Commissioner of Income Tax,
Exemption-Pune. . . . . . . . Respondent
Appearances
Assessee by : Ms Deepa Khare ['Ld. AR']
Revenue by : Mr Ajaykumar Kesari ['Ld. DR']
Date of conclusive Hearing : 26/09/2024
Date of Pronouncement : 01/10/2024
ORDER
PER G. D. PADMAHSHALI, AM;
This bunch of two appeals of the assessee is instituted u/s 253(1) of the Income-tax Act, 1961 ['the Act' hereinafter] challenging the single order of rejection passed vide DIN & Order No. ITBA/EXM/F/EXM45/2023- 24/1063529371(1) dt. 28/03/2024 by Ld. Commissioner of Income Tax- Exemption, Pune ['Ld. CIT(E)' hereinafter] u/s 12AB of the Act.
2. Since the facts and solitary issue involved in these twin appeals are identical, common & interrelated, on the request of rival parties, for the sake of brevity these are heard together for a common and consolidated order.
ITAT-Pune Page 1 of 3S K Education Trust Vs CIT(E) ITA No.1140 & 1141/PUN/2024
3. It emerges at the very outset from the Ld. DR Mr Kesari's submission that; the assessee trust herein is based at Bhiwandi in the District of Thane, Maharashtra and that it is assessed to tax at Thane. It is further submitted that, the situs of the assessing officer who exercises assessment jurisdiction over the assessee falls outside the jurisdiction of this Pune Bench; therefore present twin appeals of the assessee are not maintainable. To buttress this contention the Ld. DR beside pressing into service the standing order of ITAT issued in the year 1971 also relied on the recent judgement of Hon'ble Apex Court rendered in 'PCIT Vs ABC Paper Ltd.' reported in [2022, 447 ITR 1 (SC) / 141 Taxmann.com 332 (SC)].
4. We are mindful to state here that, although certain benches of the Tribunal exercise its jurisdiction over more than one state, however the explanation 4 to Standing Order dt. 01/10/1197 issued under rule 4(1) of Income Tax Appellate Tribunal Rules, 1963 categorically prescribes that; the ordinary jurisdiction of the Tribunal should be based on the location of the Jurisdictional Assessing Officer. Reinforcing the above principle, the Hon'ble Supreme court by its decision in 'PCIT Vs ABC Papers Ltd.' (supra), has put the issue of jurisdiction of appellate forum to rest by holding that, the 'situs of the assessing officer' is the only key factor for determining the jurisdiction of appellate forum irrespective of any administrative order passed u/s 127 of the Act in relation to transfer of cases.
ITAT-Pune Page 2 of 3S K Education Trust Vs CIT(E) ITA No.1140 & 1141/PUN/2024
5. In the instant twin cases since the situs of the assessing officer who exercises assessment jurisdiction over the present appellant admittedly is beyond the territorial jurisdiction of this Pune Tribunal/Bench. This being the clinching factual position, we are of the view that this tribunal's Pune benches at Pune have no jurisdiction to entertain the instant twin appeals going by the Standing Order (supra) which notified the territorial jurisdiction of various benches in tribunal. As per the foregoing notification, the tribunal's Mumbai Benches, Mumbai only is vested with the territorial jurisdiction to entertain the appellant's instant appeals.
6. In view of aforestated discussion & judicial precedents without offering our comments on any issue, we therefore deem it fit to dismiss these twin appeals of the appellant assessee as 'not maintainable' but with leave to institute them before appropriate bench of the Tribunal which in law exercises the jurisdiction over the jurisdictional assessing officer of the appellant assessee, ergo ordered accordingly.
7. In result these twin appeals are DISMISSED in aforestated terms. In terms of rule 34 of ITAT Rules, orders pronounced in the open court on this Tuesday, 01st October, 2024.
-S/d- -S/d-
VINAY BHAMORE G. D. PADMAHSHALI
JUDICIAL MEMBER ACCOUNTANT MEMBER
पुणे / PUNE ; दिन क
ां / Dated : 01st October, 2024
आदेश की प्रतितिति अग्रेतिि / Copy of the Order forwarded to :
1.अपील र्थी / The Appellant. 2. प्रत्यर्थी / The Respondent. 3. The Pr. CIT Concerned.
4. The CIT(A) Concerned. 5. DR, ITAT, Bench 'B', Pune 6. ग र्डफ़ इल / Guard File.
आिेश नुस र / By Order वररष्ठ दनजी सदिव / Sr. Private Secretary आयकर अपीलीय न्य य दिकरण, पुणे / ITAT, Pune.
ITAT-Pune Page 3 of 3