Income Tax Appellate Tribunal - Chennai
Acit, Chennai vs Trademin Internatiional Pvt Ltd., ... on 12 June, 2018
आयकर अपील य अ धकरण, 'बी' यायपीठ, चे नई।
IN THE INCOME TAX APPELLATE TRIBUNAL 'B' BENCH: CHENNAI
ी अ ाहम पी. जॉज, लेखासद य एवं ी धु वु आर.एल. रे डी, या यक सद य के सम
BEFORE SHRI ABRAHAM P.GEORGE, ACCOUNTANT MEMBER AND
SHRI DUVVURU RL REDDY, JUDICIAL MEMBER
M.P. No.372 /Chny/2017
(In I.T.A. No.1256/Chny/2013)
Assessment Year: 2003-04
The Asst. Commissioner of Vs. M/s.Trademin International
Income Tax, Pvt. Ltd., New No.6, Old No.18, 3rd
Corporate Circle-3(1), Floor, 4th Lane, Nungambakkam,
Chennai. Chennai-600 034.
[PAN: AABCT3765H]
(अपीलाथ /Appellant) ( यथ /Respondent)
Department by : Mr.AR.V.Sreenivasan, JCIT
Assessee by : Mr.A.S. Sriraman, Advocate
सुनवाई क तार ख/Date of Hearing : 16.03.2018
घोषणा क तार ख /Date of Pronouncement : 12.06.2018
आदेश / O R D E R
PER DUVVURU RL REDDY, JUDICIAL MEMBER:
The present Miscellaneous Petition filed by the Department is against the order of the Tribunal in I.T.A. No. 1256/Mds/2013 dated 21.06.2017 relevant to the assessment year 2003-04. The grievance of the Revenue is that the Tribunal dismissed the appeal of the Revenue on less tax effect. However, the ld. DR submitted that the issue is covered by Revenue Audit Objection accepted by the Department and hence the tax effect is not applicable as per para 8(c) of the CBDT Circular No. 21/2015 dated 10.12.2015 and pleaded that the order of the Tribunal may be recalled and decided the issue on merits.
:- 2 -:
MP No.372/Chny/2017
(in ITA No.1256/Chny/2013)
2. Per contra, the ld. Counsel for the assessee vehemently argued that no documentary evidence has been placed before the Tribunal at the time of hearing of the original appeal to say that there was audit objection and such audit objection was accepted by the Department and prayed that the petition filed by the Department is liable to be dismissed. He relied on the decision in the case of PCIT v. Paragon Steels Pvt. Ltd. in T.C.A. No. 579 of 2017 dated 07.12.2017.
3. We have heard both sides, perused the materials available on record. In this case, the assessment under section 143(3) r.w. section 147 of the Income Tax Act , 1961 ["Act" in short] was completed by making disallowance of deduction claimed under section 80HHC of the Act. On perusal of the assessment order passed under section 143(3) r.w. section 147 of the Act, we find that there was no mention in the assessment order that the reassessment proceedings were initiated on the basis of audit objection.
4. Admittedly, the tax effect in the original appeal filed by the Revenue was less than the monetary limit of ₹.10,00,000/- fixed by the CBDT to file an appeal by the Revenue before the Tribunal as per the CBDT Circular No. 21/2015 dated 10.12.2015, which was accepted by the ld. DR. Thus, the Tribunal held that the Revenue authorities are precluded from filing the appeal before the Tribunal since the tax effect was less than ₹.10,00,000/- and accordingly, the Tribunal dismissed the appeal as un-admitted.
:- 3 -:
MP No.372/Chny/2017
(in ITA No.1256/Chny/2013)
5. However, the Revenue has filed the present petition to recall the order of the Tribunal dated 21.06.2017 and adjudicate the issue on merits on the ground that there was audit objection and such audit objection was accepted by the Department. On perusal of the approval granted by the Commissioner of Income Tax, Chennai-III (I/c), Chennai under Rule 15 of Appellate Tribunal Rules, 1963, it appears that the appeal was filed by the Revenue in the regular course and not on the basis of audit objection. Therefore, it is obvious that para 8 of Circular No.21 of 2015 issued by CBDT is not applicable.
6. Further, we find that against dismissal of the Miscellaneous Petition filed by the Revenue in the case of DCIT v. Paragon Steels Pvt. Ltd. in M.P. No. 214/Mds/2016 [in I.T.A. No. 887/Mds/2015] dated 03.03.2017, the Revenue preferred further appeal before the Hon'ble Madras High Court in T.C.A. No. 579 of 2017. While dismissing the appeal filed by the Revenue, the Hon'ble Jurisdictional High Court has held as under:
"3. The said miscellaneous petition was filed by the Revenue before the Tribunal on the ground that Circular No. 21/2015 of the Central Board of Direct Taxes is not applicable to the appeal filed by the Revenue. The Tribunal verified the original files and on perusal of the approval granted by the Principal Commissioner of Income Tax under Rule 15 of the Appellate Tribunal Rules, 1963, the Tribunal found that the appeal was filed in the regular course and not on the basis of the audit objections. The Tribunal ultimately concluded that paragraph 8 of Circular No. 21/2015 issued by the Central Board of Direct Taxes is not applicable and accordingly, the said miscellaneous petition filed by the Revenue was rejected. The Tribunal, after having considered the factual position and verified the original files, has taken a decision in the matter and we find no substantial question of law arises for consideration in this appeal, as the entire finding is factual.
4. For the above reasons, the above tax case appeal is dismissed."
:- 4 -:
MP No.372/Chny/2017
(in ITA No.1256/Chny/2013) In view of the identical facts and circumstances and respectfully following the above decision of the Hon'ble Madras High Court, the miscellaneous petition filed by the Revenue stands dismissed.
7. In the result, the miscellaneous petition filed by the Revenue is dismissed.
Order pronounced on 12th June, 2018, in Chennai.
Sd/- Sd/- (अ ाहम पी. जॉज) (धु वु आर.एल. रे डी) (ABRAHAM P.GEORGE) (DUVVURU R.L. REDDY) लेखा सद य/ACCOUNTANT MEMBER या यक सद य/JUDICIAL MEMBER चे नई/Chennai, दनांक/Dated: 12.06.2018. VM आदेश क त ल प अ े षत/Copy to: 1. अपीलाथ /Appellant 4. आयकर आयु त/CIT 2. यथ /Respondent 5. वभागीय त न ध/DR 3. आयकर आयु त (अपील)/CIT(A) 6. गाड फाईल/GF