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 6, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Utv Software Communications Pvt. Ltd, ... vs Acit Cir 16(1) , Mumbai on 22 April, 2022

                                                                               ITA No.2024/Mum/2021 A.Y.2013-14           1
                                                           UTV Software Communications Pvt. Ltd. Vs. ACIT, Circle 16(1)



                  THE INCOME TAX APPELLATE TRIBUNAL
                          "F" BENCH, MUMBAI
       BEFORE SHRI VIKAS AWASTHY, JUDICIAL MEMBER &
          SHRI AMARJIT SINGH, ACCOUNTANT MEMBER
                           ITA No.2024/Mum/2021
                              (A.Y. 2013-14)

   UTV Software                              Vs. National Faceless Appeal
   Communications Private                        Centre, Delhi
   Limited                                       ACIT-Circle 16(1)
   (as a succe ssor to I ndiag ame s
   Limited)
                                                 Aayakar Bhavan,
   Star House, Urmi Estate,                      Marine Lines
   95, Ganpatrao Kadam                           Mumbai
   Marg, Lower Parel,
   Mumbai - 400013
    थायी ले खा सं ./जीआइआर सं ./PAN/GIR No: AAACI6167R
   Appellant                        .. Respondent

            Appellant by  :                Siddhesh Chaugule
            Respondent by :                S.N. Kabra

            Date of Hearing                           19.04.2022
            Date of Pronouncement                     22.04.2022

                                       आदे श / O R D E R

PER AMARJIT SINGH, AM:

The present appeal filed by the assessee is directed against the order passed by the CIT(A) NFAC, Delhi, which in turn arises from the order passed by the A.O. u/s 143(3) of the Income Tax Act, 1961 for A.Y. 2013-14. The assessee has assailed the impugned order on the following grounds before us:

"1. On the facts and in the circumstances of the case, the Hon'ble CIT(A) erred in passing the order under section 250 of the Act without considering the provisions of section 4(2) of the Direct Tax Vivad se Vishwas Act, 2020 ITA No.2024/Mum/2021 A.Y.2013-14 2 UTV Software Communications Pvt. Ltd. Vs. ACIT, Circle 16(1) ('VsV Act') as well as the certificate i.e. Form 3, issued by the designated authority under section 5(1) of the VsV Act.
2. Without prejudice to ground no. 1, on the facts and in the circumstances of the case, the Hon'ble CIT(A) erred in upholding the disallowance of Rs.2,40,88,512 made by the learned Assistant Commissioner of Income Tax 15(2)(1) ('AO') under section 40(a)(ia) of the Act.
3. Without prejudice to ground no. 1, on the facts and in the circumstances of the case, the Hon'ble CIT(A) erred in upholding the addition made by the learned AO of Rs.18,36,860 based on entries appearing in Form no. 26AS. Each of the above grounds of appeal is without prejudice to and independent of one another.
The Appellant craves leave to add, alter, amend or delete the above grounds of appeal at or before the time of hearing of the appeal, so as to enable the Hon'ble Income Tax Appellate Tribunal to decide this appeal according to law."

2. The fact in brief is that assessee has filed return of income on 29.12.2013 showing total income of Rs.358,01,900/-. The case was selected for scrutiny and assessment was completed by the A.O u/s 143(3) of the Act and total income was determined at Rs.617,27,270/-.

3. The assessee has filed appeal before the ld. CIT(A). The ld. CIT(A) has partly allowed the appeal of the assessee on merit vide order dated 03.09.2021.

4. During the course of appellate proceedings before us, the ld. Counsel submitted that ld. CIT(A) has incorrectly adjudicated the appeal of the assessee on merit without considering that assessee has filed declaration under the Vivad se Vishwas Scheme. In this regard the ld. Counsel has filed paper book comprising copies of Form No. 1 to Form No. 6 filed under the Vivad se Vishwas Scheme. The ld. Counsel further submitted that as per Form No. 5 the designated authority has duly approved the application of the assessee under the Vivad se Vishwas Scheme and the assessee has also paid the due taxes as per the tax arrear amount determined in the case of the assessee.

ITA No.2024/Mum/2021 A.Y.2013-14 3

UTV Software Communications Pvt. Ltd. Vs. ACIT, Circle 16(1) On the other hand, the ld. D.R could not contrary disprove the fact stated by the assessee.

5. Heard both the side and perused the material on record. The ld. CIT(A) has adjudicated the appeal of the assessee on 03.09.2016.

Before adjudicating this appeal at the level of Ld. CIT(A), assessee has applied for Vivad se Vishwas Scheme on 28.12.2020. The designated authority PCIT-8, Mumbai has approved application of the assessee vide Form No. 3 dated 19.01.2021. Thereafter the assessee has paid the due taxes as per Form No. 4 of the Vivad se Vishwas Scheme on 03.05.2021. However, the ld. CIT(A) has adjudicated the appeal of the assessee on merit on 03.09.2021 without taking into consideration the aforesaid material fact demonstrating that assessee has already filed declaration and undertaking under the Vivad se Vishwas Scheme which was duly approved by the designated authority as per Form No. 3 on 19.01.2021 and the due taxes were also paid on 03.05.2021. Looking to the above facts and material on record we consider that the order of the ld. CIT(A) is not justified. Therefore, we dismiss the appeal of the assessee as withdrawn in accordance with Vivad se Vishwas Act, 2020, subject to a rider that in the unlikely event of the matter not being resolved under the Vivad se Vishwas scheme, then, the assessee shall have liberty to approach the Tribunal for restoration of its aforementioned appeal.

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

Order pronounced in the open court on 22.04.2022 Sd/- Sd/-

             (VIKAS AWASTHY)                      (AMARJIT SINGH)
            JUDICIAL MEMBER                    ACCOUNTANT MEMBER
Mumbai, Dated 22.04.2022
PS: Rohit
                                                                                             ITA No.2024/Mum/2021 A.Y.2013-14           4

UTV Software Communications Pvt. Ltd. Vs. ACIT, Circle 16(1) आदे श की ितिलिप अ े िषत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. थ / The Respondent.
3. संबंिधत आयकर आयु / The CIT(A)
4. आयकर आयु (अपील) / Concerned CIT
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, अहमदाबाद / DR, ITAT, Mumbai
6. गाड% फाईल / Guard file.

आदे शानुसार/BY ORDER, स ािपत ित //True Copy// (Asst. Registrar) ITAT, Mumbai