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 0]

Income Tax Appellate Tribunal - Ahmedabad

Safal Hospitality And Maintanance ... vs The Dcit, Circle-3(1)(2), Ahmedabad on 3 October, 2022

IN THE INCOME TAX APPELLATE TRIBUNAL "SMC" BENCH, AHMEDABAD BEFORE SHRI P.M. JAGTAP, VICE-PRESIDENT ITA No. 76/Ahd/2019 Assessment Year : 2015-16 Safal Hospitality & Maintenance The DCIT, Services, Vs Circle 3(1)(2), 1, Jay Mangalam Complex, Ahmedabad Nr.Shisir Bungalows, Nr. Ashray Apartment, Bodekdev, Ahmedabad-380054 PAN : ABPFS 9189 Q अपीलाथ / (Appellant) यथ / (Respondent) Assessee by : None Revenue by : Ms. M.M. Garg, Sr. DR सन ु वाई क तार ख/ Dateof Hearing : 03/10/2022 घोषणा क तार ख / Date of Pr onouncement: 03/10/2022 आदे श / O R D E R This appeal filed by the assessee is directed against the order of learned Commissioner of Income-Tax (Appeals)-9, Ahmedabad ["CIT(A)"

in short] dated 26.11.2018.

2. At the time of hearing fixed in this case today, none has appeared on behalf of the assessee nor any application seeking adjournment has been filed in spite of the fact that the notice of the said hearing was sent to the assessee by RPAD at the address given in the appeal memo. It is noted that there was a similar non-compliance on the part of the assessee when this appeal was earlier fixed for hearing on 29.10.2021, 25.02.2022, 26.04.2022 and 08.07.2022. This appeal of the assessee is, therefore, being disposed of ex- parte after hearing the arguments of learned Departmental Representative and perusing the relevant material available on record.

ITA No. 76/Ahd/2019

Safal Hospitality & Maintenane Service Vs.DCIT AY : 2015-16 2

3. As regards the issue raised in Ground No.1 relating to the addition of Rs.14,23,479/- made by the Assessing Officer and confirmed by the learned CIT(A) on account of belated payment of employees' contribution towards PF and ESIC, it is observed that the issue is squarely covered in favour of the Revenue and against the assessee by the decision of Hon'ble jurisdictional High Court in the case of CIT vs. Gujarat State Road Transport Corporation, 366 ITR 170 (Guj.)/[2014] 41 taxmann.com 100 (Guj.), as rightly held by the learned CIT(A) in his impugned order. I, therefore, find no infirmity in the order of the learned CIT(A) and upholding the same, ground No.1 of the assessee's appeal is dismissed.

4. As regards the issue involved in Ground No.2 relating to the disallowance of Rs.7,800/- made by the Assessing Officer and confirmed by the learned CIT(A) on account of depreciation, it is observed that in the absence of any evidence filed by the assessee to support and substantiate its claim of having purchased the corresponding assets worth Rs.43,500/-, depreciation claimed thereon amounting to Rs.7,800/- was disallowed by the authorities below. In the ground raised before the Tribunal, the assessee has claimed that the relevant documentary evidence to establish the purchase of relevant assets worth Rs.43,500/- is available now and he is ready to furnish the same to support and substantiate its claim for depreciation; however, no such evidence is filed by the assessee even before the Tribunal as additional evidence with an application seeking admission of the same. I, therefore find no justifiable reason to interfere with the order of the learned CIT(A) confirming the disallowance made by the Assessing Officer on account of depreciation and upholding the same, I dismiss the Ground No.2 of the assessee's appeal.

ITA No. 76/Ahd/2019

Safal Hospitality & Maintenane Service Vs.DCIT AY : 2015-16 3

5. As regards the issue raised in Ground No.3 relating to the addition of Rs.41,649/- made by the Assessing Officer and confirmed by the learned CIT(A) on account of the difference between income shown in the Profit & Loss account by the assessee and reflected in Form 26AS, it is observed that the said difference could not be satisfactorily explained by the assessee either before the Assessing Officer during the course of assessment proceedings or even before the learned CIT(A) during the course of appellate proceedings in spite of proper and sufficient opportunity afforded in this regard. In the ground raised before the Tribunal, the assessee has made an attempt to explain the said difference by stating that it is due to rounding off service tax. However, no details or documents whatsoever have been furnished by the assessee to support and substantiate this explanation. I, therefore, find no justifiable reason to interfere with the impugned order of the learned CIT(A) confirming the addition made by the Assessing Officer on account of the difference between the income shown in the Profit & Loss account by the assessee and the one reflected in Form 26AS; and upholding the same, I dismiss Ground No.3 of the assessee's appeal.

6. In the result, the appeal of the assessee is dismissed.

Order pronounced in the open Court on 3rd October, 2022 at Ahmedabad.

Sd/-

(P.M. JAGTAP) VICE-PRESIDENT Ahmedabad, Dated 03/10/2022 *Bt ITA No. 76/Ahd/2019 Safal Hospitality & Maintenane Service Vs.DCIT AY : 2015-16 4 आदे श क त ल प अ े षत/Copy of the Order forwarded to :

1. अपीलाथ! / The Appellant
2. "यथ! / The Respondent.
3. संबं&धत आयकर आयु(त / Concerned CIT
4. आयकर आयु(त (अपील)/ The CIT(A)-
5. वभागीय त न&धआयकर अपील य अ&धकरण ,/DR,ITAT, Ahmedabad,
6. गाड/ फाईल /Guard file.

आदे शानुसार/ BY ORDER, TRUE COPY सहायक पंजीकार (Asstt. Registrar) आयकर अपील य अ&धकरण ITAT, Ahmedabad

1. Date of dictation- 03.10.2022......three pages dictation pad attached ......

2. Date on which the typed draft is placed before the Dictating Member ...03.10.2022............

Other member.... ..........

3. Date on which the approved draft comes to the Sr.P.S./P.S. - ...03.10.2022...............

4. Date on which the fair order is placed before the Dictating Member for Pronouncement ...03.10.2022.

5. Date on which the file goes to the Bench Clerk...06.10.2022............

6. Date on which the file goes to the Head Clerk......06.10.2022............................

7. The date on which the file goes to the Assistant Registrar for signature on the order.....................

8. Date of Despatch of the Order..................