Income Tax Appellate Tribunal - Pune
Sagar Uttam Murhe,, Pune vs Deputy Commissioner Of Income-Tax, ... on 24 August, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, PUNE
BEFORE SHRI S.S. GODARA, JUDICIAL MEMBER
AND
G.D. PADMAHSHALI, ACCOUNTANT MEMBER
ITA Nos.1615 & 1329/PUN/2018
(Assessment Year: 2014-15)
Shri Sagar Uttam Murhe DCIT, Circle -8
House No. 898 Pune
At Post: Kuruli Village Vs.
Tal: Khed, Distt Pune 410501
PAN -AQLPM2140E
Appellant Respondent
Appellant by: Shri Pramod Shingte
Respondentby: Shri Arvind Desai
Date of Hearing: 17.08.2022
Date of Pronouncement: 24.08.2022
ORDER
Per S.S. Godara, JM
These assessee's twin appeals for AY 2014-15 arise against the CIT(A) 6, Pune's separate orders; both dated 20.06.2018, passed in case Nos. PN/CIT(A)-6/DCIT Cir-8/10762/2016-17 and PN/CIT(A)-6/DCIT Cir-8/ 10075/2017-18, involving proceedings under Sections 143(3) and 271(1)(c) of the Income Tax Act, 1961 (in short the Act), respectively.
Heard both the parties. Case file perused.
2. We note at the outset in quantum appeal ITA No. 1615/Pun/2018 that the assessee has sought to raise his additional ground(s) inter alia pleading therein that the impugned assessment itself is not valid once the Assessing Officer has not converted it from a "limited" to "complete" one as per the CBDT Circular No. 20 of 2015. The Revenue raised vehement objections to admission of the assessee's instant additional ground. The fact, however, remains that the foregoing issue is very much a legal one wherein all the relevant facts are already on record in assessee's paper book running into 64 2 ITA Nos. 1615 & 1329/Pun/2018 Shri Sagar Uttam Murhe pages. This tribunal's Special Bench's decision All Cargo Global Logistics Ltd. Vs. DCIT (2012) 137 ITD 287 (Mum); after considering the hon'ble apex court's landmark judgement in NTPC Ltd. vs. CIT 229 ITR 383 holds that we can very well entertain such a pure question of law in order to determine correct tax liability of an assessee provided all the relevant facts form part of the records. We make it clear that page 63 of the assessee's paper book contains the assessee's limited scrutiny notice dated 30.07.2016 indicating that the sole issue in his case as "interest income mismatch" whereas the corresponding Section 143(3) assessment dated 26.12.2016 added Section 68 unexplained cash credit of Rs.17,25,000/- and that too, without converting it into a "complete" scrutiny as prescribed in the CBDT circular dated 14.07.2016 baring No. 5/2016.
3. Learned DR could also not place on record any material that the Assessing Officer had indeed undertaken all necessary steps as well as all approval(s) as prescribed in the foregoing twin CBDT circulars. Case law (2020) 120 taxmann.com 187 CIT vs. Padmavati (Mad) (HC) holds that such an assessment could not exceed the scope of the prescribed "limited" scrutiny except as per the due process of law. This is indeed coupled with various coordinate benches decisions reiterating the very legal proposition. Faced with this situation, we hold that the learned Assessing Officer's impugned assessment herein is non- est in the eyes of law. The same stands quashed. The assessee succeeds in his quantum appeal ITA No. 1615/Pun/2018.
4. Same order to follow in assessee's penalty appeal ITA No. 1329/Pun/2018 being consequential in nature.
5. These assessee's twin appeals are allowed in above terms. A copy of this common order be placed in the respective case files.
Order pronounced in the open court on 24th August, 2022.
Sd/- Sd/-
(G.D. Padmahshali) (S.S.Godara)
Accountant Member Judicial Member
Pune, Dated: 24th August, 2022
3 ITA Nos. 1615 & 1329/Pun/2018
Shri Sagar Uttam Murhe
Copy to:
1. The Appellant
2. The Respondent
3. The CIT(A) -6, Pune
4. The Pr.CIT-5, Pune
5. The DR, "b" Bench, ITAT, Pune
By Order
//True Copy//
Assistant Registrar
ITAT, Pune Benches, Pune
n.p.