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 0, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

The Acit Circle-4(1)(1), Ahmedabad vs Shri Dipen M Desai, Ahmedabad on 14 December, 2022

                                                                   M.A. No.14/Ahd/2022
                                                              Assessment Year: 2013-14


                                                                             Page 1 of 2

                  IN THE INCOME TAX APPELLATE TRIBUNAL
                    AHMEDABAD "B" BENCH, AHMEDABAD

         BEFORE Ms. SUCHITRA KAMBLE, JUDICIAL MEMBER AND
             SHRI WASEEM AHMED, ACCOUNTANT MEMBER

                                 M.A. No.14/Ahd/2022
                              (In ITA No.1332/Ahd/2019)
                              Assessment Year: 2013-14

Asstt. Commissioner of Income Tax,             vs.     Dipen Mahendrabhai Desai,
Circle - 4(1)(1), Ahmedabad.                           17, Parimal Society,
                                                       Core House Lane,
                                                       Ambawadi,
                                                       Ahmedabad.
                                                       [PAN - ACYPD 2742 A]

(Appellant)                                            (Respondent)

              Assessee by            :    Shri S.N. Divatia, AR
              Revenue by             :    Shri Rakesh Jha, Sr. DR

       Date of hearing               :    02.12.2022
       Date of pronouncement         :    14.12.2022

                                         ORDER

PER SUCHITRA KAMBLE, JUDICIAL MEMBER :

This Miscellaneous Application is filed by the Department in respect of order dated 10.11.2021 passed by the Tribunal.

2. The Ld. DR submitted that the Tribunal vide order dated 10.11.2021 dismissed the appeal of the Revenue due to low tax effect, but the appeal calls under the exemption clause of objection as per Clause-10(c) of CBDT Circular No.3 of 2018 dated 11.07.2018. Therefore, the Ld. DR submitted that the appeal may be recalled for fresh hearing on merit.

3. The Ld. AR submitted that the appeal comes under the purview of exemption clause as given in Clause 10(c) of CBDT Circular.

4. We have heard both the parties and perused all the relevant material available on record. Since the appeal filed by the Revenue falls under Clause-10(c) of Circular M.A. No.14/Ahd/2022 Assessment Year: 2013-14 Page 2 of 2 No.3/2018 dated 11.07.2018 there is a revenue audit objection bearing AQ No.18 dated 19.04.2017 of Indian Audit & Accounts Department, Income Tax Revenue Audit, Ahmedabad. Therefore, the Revenues appeal comes under the exemption and the provisions of low tax effect as per the Circular will not be applicable in relation to exemption as per Clause 10(c) of the said Circular. Therefore, we are recalling the order dated 10.11.2021 passed by the Tribunal and direct the Registry to place the appeal being ITA No.1332/Ahd/2019 for fresh hearing on 25.01.2023. The Miscellaneous Application filed by the Revenue is allowed.

5. In the result, the Miscellaneous Application is allowed.

Order pronounced in the open Court on this 14th day of December, 2022.

        Sd/-                                                       Sd/-
(WASEEM AHMED)                                           (SUCHITRA KAMBLE)
Accountant Member                                        Judicial Member

Ahmedabad, the 14 th day of December, 2022 PBN/* Copies to: (1) The appellant (2) The respondent (3) CIT (4) CIT(A) (5) Departmental Representative (6) Guard File By order UE COPY Assistant Registrar Income Tax Appellate Tribunal Ahmedabad benches, Ahmedabad