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 5, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Amina Nathu Shaikh,Mumbai vs Income Tax Officer-26(1)-1, Mumbai on 17 March, 2025

   IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, MUMBAI

                    BEFORE SHRI. OM PRAKASH KANT, AM
                                   AND
                       MS. KAVITHA RAJAGOPAL, JM

                              ITA No. 543/Mum/2025
                            (Assessment Year: 20 17-18)

 Amina Nathu Shaikh                                 Income Tax Officer-26(1)-1
 4th Ali Bharmik Nagar Aidada, Nehru                G Block BKC, Bandra Kurla
                                            Vs.
 Nagar, Kurla (E), Mumbai - 400024.                 Complex, Mumbai - 400051.

 PAN/GIR No. CMCPS1230A
          (Assessee)                          :                 (Respondent)

                           Assessee by        :    Ms. Rupal Shrimal
                        Respondent by         :    Shri. Ram Krishn Kedia (Sr. DR)

                   Date of Hearing            :    11.03.2025
           Date of Pronouncement              :    17.03.2025

                                         ORDER

Per Kavitha Rajagopal, J M:

This appeal has been filed by the assessee, challenging the order of the learned Commissioner of Income Tax (Appeals) Delhi ('ld. CIT(A)' for short), National Faceless Appeal Centre ('NFAC' for short) passed u/s.250 of the Income Tax Act, 1961 ('the Act'), pertaining to the Assessment Year ('A.Y.' for short) 2017-18.

2. It is observed that the assessee has filed the present appeal with a delay of 85 days beyond the period of limitation for which the assessee has filed an application for condoning the said delay along with an affidavit. On perusal of the same, we deem it fit to condone the delay for the reason that the assessee had 'sufficient cause' for the said delay. Delay condoned.

3. The assessee has raised the following grounds of appeal: ITA No. 543/Mum/2025 (A.Y. 2017-18)

Amina Nathu Shaikh "1. in the facts and circumstances of the case and in law, the Ld. National Faceless Appeal Centre erred in not condoning the delay of 134 days in filing of the appeal by the Appellant.
2. In the facts and circumstances of the case and in law, the Ld. National Faceless Appeal Centre erred in not condoning the delay of 134 days in filing of the appeal by the Appellant and dismissing on grounds of Jurisdiction without also coming to a finding upon the merits of the Appeal after considering the submissions of the Appellant.
3. In the facts and circumstances of the case and in law, the Ld. National Faceless Appeal Centre erred in not condoning the delay of 134 days in filing of the appeal by the Appellant without appreciating that the Appellant was in the business of trading in milk, is not educated and certainly not computer savy.
4. In the facts and circumstances of the case and in law, the Ld. National Faceless Appeal Centre erred in confirming the additions u/s. 68 on account of amount deposited in the bank to the tune of Rs. 2,95,31,790 due to non-

submission of Information at the time of assessment without appreciating that the Appellant was in the business of trading in milk and that payments had been made to the milk suppliers by the same bank account.

5. In the facts and circumstances of the case and in law, the Ld. National Faceless Appeal Centre erred in not appreciating that the ex-parte Assessment made by the Assessing Officer u/s 144 of the Income-tax Act, 1961 was bad in law as no notices were received by her physically and that the Appellant was not educated and not computer savy.

6. In the facts and circumstances of the case and in law, the Ld. National Faceless Appeal Centre erred in not deleting the addition u/s 68 of the Income- tax Act, 1961 made ex-parte by the Assessing Officer."

4. Brief facts of the case are that the assessee is an Individual carrying on business in the name of Amina Milk Distributors and engaged in the business of trading of milk by procuring the same from Milk Distributors viz. Mother Dairy and Parag Milk Food Products which is sold to various individuals in their locality. The assessee's case was selected for scrutiny for the reason that the assessee had made huge cash deposits during the demonetization period and notices u/s. 142(1) of the Act were issued and served 2 ITA No. 543/Mum/2025 (A.Y. 2017-18) Amina Nathu Shaikh upon the assessee, despite the assessee had not filed her return of income for the year under consideration in response to notice u/s. 142(1) of the Act. The ld. Assessing Officer (ld. A.O. for short) issued notice u/s. 133(6) of the Act, to the banks and in reply to the same, found that the assessee has deposited Rs.2,95,31,790/- during pre- demonetization period, demonetization and post-demonetization period. The ld. AO passed the assessment order u/s. 144 of the Act, vide order dated 29.06.2019 being the best judgment assessment for the reason that the assessee was non-compliant during the assessment proceedings and determined the total income at Rs. 2,95,31,790/- after making an addition u/s. 68 of the Act being unexplained cash credit.

5. Aggrieved the assessee was in appeal before the first appellate authority, challenging the assessment order.

6. The ld. CIT(A) vide order dated 14.08.2024, dismissed the appeal filed by the assessee in limine without condoning the delay of 134 days in filing the appeal before the First Appellate Authority.

7. The assessee is in appeal before us, challenging the impugned order of the ld. CIT(A).

8. We have heard the rival submissions and perused the materials available on record. It is observed that the assessee has challenged the additions made by the ld. A.O. before the first appellate authority but has filed the appeal belatedly with a delay of 134 days beyond the prescribed period of limitation. The ld. CIT(A) has rejected the appeal of the assessee for the reason that the assessee has failed to substantiate that there was 'sufficient cause' for the said delay.

3 ITA No. 543/Mum/2025 (A.Y. 2017-18)

Amina Nathu Shaikh

9. The learned Authorised Representative (ld. AR for short) for the assessee contended that the assessee has got a good case on the merits and prayed that the assessee may be given one more opportunity to present her case before the lower authorities.

10. The learned Departmental Representative (ld. DR for short) vehemently opposed to setting aside the issue to the lower authorities for the reason that the assessee was given sufficient opportunity before the ld. AO as well as before the ld. CIT(A) but has not availed of the same. The ld. DR relied on the order of the lower authorities.

11. In the above facts of the case, it is observed that the assessee has been non-compliant before the lower authorities and has not furnished any documentary evidence to substantiate the source of the cash deposit made in her bank account during demonetization period and also pre and post demonetization period. In the interest of justice, we are inclined to extend the assessee one more opportunity to present her case before the ld. AO by adhering to the principles of natural justice. The assessee is directed to cooperate in the proceeding before the ld. AO without any undue delay from her side and the ld. AO is to decide the issue on the merits of the case as per the submission of the assessee. We therefore remand all these issues back to the file of ld. AO for de novo assessment.

12. In the result, the appeal filed by the assessee is allowed for statistical purpose.


                    Order pronounced in the open court on 17.03.2025



                   Sd/-                                           Sd/-
            (OM PRAKASH KANT)                            (KAVITHA RAJAGOPAL)
           ACCOUNTANT MEMBER                               JUDICIAL MEMBER




                                               4
                                            ITA No. 543/Mum/2025 (A.Y. 2017-18)
                                                           Amina Nathu Shaikh

Mumbai; Dated: 17.03.2025
Karishma J. Pawar (Stenographer)

Copy of the Order forwarded to:
 1. The Appellant
 2. The Respondent
 3. CIT- concerned
 4. DR, ITAT, Mumbai
 5. Guard File
                                          BY ORDER,


                                       (Dy./Asstt.Registrar)
                                         ITAT, Mumbai




                                   5