Income Tax Appellate Tribunal - Pune
Tarachand Annsaheb Gaikwad, ... vs Acit Central Circle 1, Auranagabad on 1 March, 2023
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "SMC", PUNE
BEFORE SHRI R.S. SYAL, VICE PRESIDENT
आयकर अपील सं. /ITA No. 861/PUN/2022
नधारण वष / Assessment Year : 2016-17
Tarachand Annsaheb Gaikwad, Vs. ACIT,
Plot No.145/A, Circle-1,
CIDCO Growth Centre, Waluj, Aurangabad
Mahangar 1, MIDC,
Aurangabad 431 136, Maharashtra
PAN : AGZPG1341B
Appellant Respondent
Assessee by Ms. Arrchena Shetty
Revenue by Shri Akhilesh Srivastava
Date of hearing 01-03-2023
Date of pronouncement 01-03-2023
आदे श / ORDER
PER R.S. SYAL, VP :
This appeal by the assessee arises out of the order dated 17-10-2022 passed by CIT(A) in National Faceless Appeal Centre (NFAC), Delhi u/s.250 of the Act in relation to the assessment year 2016-17.
2. The assessee is aggrieved by not treating the amount received from his employer under early retirement scheme as a 'Capital receipt' and hence, not chargeable to tax.
3. Succinctly, the facts of the case are that the assessee was working with Colgate Palmolive (India) Limited. He 2 ITA No. 861/PUN/2022 Tarachand Annsaheb Gaikwad filed the return declaring total income of Rs.29,63,060/-, in which relief u/s.89(1) was claimed on account of Voluntary Retirement scheme availed by him. The assessee claimed in the return that the amount received was towards Early Retirement Scheme (ERS) and hence, covered under Rule 21A(1)(a). The assessee urged during the course of assessment proceedings that the amount was not at all chargeable to tax as it was in the nature of 'Capital receipt'. Relevant discussion in this regard has been made on page 9 of the assessment order recording the assessee's claim of 'capital receipt'. The AO held that the amount was not a 'capital receipt' but a "revenue receipt' chargeable to tax under section 17 read with rule 21(A)(1)(c). He thus restricted the claim u/s. 89(1) to Rs.2,78,125/- as against Rs.7,87,760/- made by the assessee. The ld. CIT(A) remained unconvinced and upheld the assessment order on this score.
4. I have heard the rival submissions and gone through the relevant material on record. It is seen that the ld. CIT(A) dismissed the assessee's claim of the amount having been received as a 'capital receipt'. The ld. AR has brought to 3 ITA No. 861/PUN/2022 Tarachand Annsaheb Gaikwad my notice three orders passed by the National Faceless Appeal Centre accepting the amount received as 'capital receipt' in the hands of other employees who received the amount on Termination of service under Early Retirement Scheme in similar circumstances. One order passed by the NFAC, Delhi is in the case of Kisan Goroba Kharade dt. 05-09-2022, another one is dated 02-09-2022 in the case of Deepak Shankarbhai Patel and still another dated 01-08-2022 in the case of Kailas Dadaji Pagare. In all these three appeals, the ld. CIT(A) has accepted the claim of 'capital receipt' towards the amount received by these hitherto employees of Colgate Palmolive (India) Limited who availed the Early Retirement Scheme benefit similar to the assessee. Further, a Tribunal order in Balasaheb Shivram Kokane Vs. ACIT (ITA No.690/PUN/2022) dt.07-11-2022 was also brought to my notice, in which, the matter was remitted to the file of Ld. CIT(A) for disposal on merits. In the hue of above submissions, the ld. AR requested that the matter may be restored to the file of ld. CIT(A) for passing a speaking order in the case of the assessee. No serious objection was taken by the ld. DR. In 4 ITA No. 861/PUN/2022 Tarachand Annsaheb Gaikwad view of the rival but common submissions, I set-aside the impugned order and remit the matter to the file of the ld. CIT(A) for disposing the appeal on merits after taking into consideration the aforenoted order of the Tribunal in Balasaheb Shivram Kokane and also view canvassed in the above three appeals and further, if any appeals by the Revenue, against such orders have been presented before the Tribunal and the consequential fate of such appeals. Needless to say, the assessee will be allowed a reasonable opportunity of hearing.
5. In the result, the appeal is allowed for statistical purposes.
Order pronounced in the Open Court on 01st March, 2023.
Sd/-
(R.S.SYAL) उपा य / VICE PRESIDENT पण ु े Pune; दनांक Dated : 01 March, 2023 st Satish 5 ITA No. 861/PUN/2022 Tarachand Annsaheb Gaikwad आदे श की ितिलिप अ े िषत/Copy of the Order is forwarded to:
1. अपीलाथ / The Appellant;
2. थ / The Respondent
3. The Pr.CIT concerned
4. DR, ITAT, 'SMC' Bench, Pune
5. गाड फाईल / Guard file.
आदे शानुसार/ BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अिधकरण ,पुणे / ITAT, Pune Date
1. Draft dictated on 01-03-2023 Sr.PS
2. Draft placed before author 01-03-2023 Sr.PS
3. Draft proposed & placed before - JM the second member
4. Draft discussed/approved by - JM Second Member.
5. Approved Draft comes to the Sr.PS Sr.PS/PS
6. Kept for pronouncement on Sr.PS
7. Date of uploading order Sr.PS
8. File sent to the Bench Clerk Sr.PS
9. Date on which file goes to the Head Clerk
10. Date on which file goes to the A.R.
11. Date of dispatch of Order.
*