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 - Chennai

V.Srinivasan, Vanagaram Chennai vs Income Tax Department Nfac Delhi, Delhi on 26 April, 2023

आयकर अपीलीय अिधकरण 'बी' ायपीठ चे ई म।

IN THE INCOME TAX APPELLATE TRIBUNAL 'B' BENCH, CHENNAI माननीय +ी मनोज कुमार अ/वाल ,ले खासद4 एवं माननीय +ी मनोमोहन दास ाियक सद4 केसम8।

BEFORE HON'BLE SHRI MANOJ KUMAR AGGARWAL, AM, AND HON'BLE SHRI MANOMOHAN DAS, JUDICIAL MEMBER आयकर अपील सं ./ ITA No.361/Chny/2023 (िनधा@रण वष@ / Assessment Year: 2012-13) Shri V.Srinivasan Income Tax Officer, No.123, Subramaniyar Koil Street, बनाम National Faceless Appeal Centre Kandhamapuram, Vanagaram / Vs. (NFAC), Chennai-600 095. Delhi.

थायी ले खा सं ./जीआइ आर सं ./PAN/GIR No. BNNPS-4752-C (अ पीलाथ$/Appellant) : (%&थ$ / Respondent) अपीलाथ$ की ओरसे / Appellant by : Shri S.P.Chidambaram (Advocate)-Ld. AR %&थ$ की ओरसे /Respondent by : Shri D.Hema Bhupal (JCIT) -Ld.DR सु नवाई की तारीख/Date of Hea ring : 26-04-2023 घोषणा की तारीख /Date of Pronouncement : 26-04-2023 आदे श / O R D E R Manoj Kumar Aggarwal (Accountant Member)

1. Aggrieved by confirmation of penalty u/s 271(1)(b) for Rs.20,000/- for Assessment Year (AY) 2012-13, the assessee is in further appeal before us. This penalty has been levied for non-compliance of notices issued u/s 142(1) on two ocassions. The impugned order has been passed by learned Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi [CIT(A)] dated 30-01-2023 in the matter of impugned penalty levied by Ld. AO vide order dated 24.01.2022. The assessee is an agriculturist and a senior citizen. The ITA No.361/Chny/2023 -2- Ld. AR, drawing attention to profile of the assessee, pleaded for deletion of impugned penalty which has been opposed by Ld. Sr. DR. Having heard rival submissions and after perusal of case records, the appeal is disposed-off as under.

2. We find that the assessee failed to respond to notices issued u/s 142(1) which led Ld. AO to impose impugned penalty. During penalty proceedings also, the assessee remained non-compliant. During appellate proceedings, the assessee submitted that it could not respond to notices issued u/s 142(1) on 25.02.2021 and 18.07.2021 due to the fact that the assessee was affected by Covid-19 infection. The non-compliance was neither intentional nor willful but due to medical reasons. However, Ld. CIT(A) rejected the same on the ground that the assessee did not attend the penalty proceedings also. Aggrieved, the assessee is in further appeal before us.

3. We find that the assessee is more than 67 years of age and an agriculturist. At the time of hearing, the assessee was infected with Covid infection which is a reasonable explanation. The assessee may not be conversant with e-proceedings. Considering the totality of case, this is not a fit case of imposition of penalty. We order so.

4. The appeal stand allowed for statistical purposes.

Order pronounced on 26th April, 2023.

                Sd/-                                  Sd/-
         (MANOMOHAN DAS)                    (MANOJ KUMAR AGGARWAL)
     ाियक सद4 / JUDICIAL MEMBER          लेखासद4 / ACCOUNTANT MEMBER

चे5ई / Chennai; िदनां क / Dated : 26-04-2023 DS आदे श की Sितिलिप अ /े िषत/Copy of the Order forwarded to :

1. अपीलाथ /Appellant 2. यथ /Respondent 3. आयकर आयु त/CIT 4. वभागीय त न ध/DR 5. गाड फाईल/GF