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 9, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

G Shoe Export, Mumbai vs Acit 25(1), Mumbai on 23 October, 2017

आयकर अपील य अ धकरण "जी" यायपीठ मुंबई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "G" BENCH, MUMBAI BEFORE SHRI SHAMIM YAHYA, AM AND SHRI AMARJIT SINGH, JM व वध आवेदन सं./M.A. No. 25/Mum/2017 (Arising out of ITA No. 5736/Mum/2014) ( नधारण वष / Assessment Year: 2010-11) M/s. G. Shoe Exports ACIT-25(1)/CIT city 25, 1, Hitex Industrial Estate, बनाम/ 2nd Floor, C-11, Bandra Kurla S. V. Road Dahisar (E), Vs. Complex, Mumbai-400 051 Mumbai-400 007 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. AACFG 5376 P (Applicant) : (Respondent) अपीलाथ क ओर से / Appellant by : Shri Vijay Mehta & Shri N. R. Agarwal यथ क ओर से/Respondent by : Ms. N. Hemlatha सनु वाई क तार ख / : 13.10.2017 Date of Hearing घोषणा क तार ख / : 23.10.2017 Date of Pronouncement आदे श / O R D E R Per Shamim Yahya, A. M.:

By way of this Miscellaneous Application the assessee seeks recall of the order of this Tribunal in ITA No.5736/Mum/2014 for A.Y. 2010-11, vide order dated 24.10.2016. During the course of hearing, the ld. Counsel of the assessee submitted that the ITA No. 5736/Mum/2014 and ITA No. 6209/Mum/2014 were cross appeals challenged by common order dated 24.10.2016. Hence, he pleaded for the recall of the entire common order for the reasons mentioned here-in-below.
2

MA No.25/Mum/2017 (A.Y.2010-11) M/s. G. Shoe Exports vs. ACIT

2. At the outset, it is the contention of the ld. Counsel of the assessee that these appeals were heard on 24.06.2010 and order was pronounced on 24.10.2016, i.e., four months after the date of hearing. In this regard, the ld. Counsel of the assessee has referred to the decision of Hon'ble Bombay High Court decision in the case of Shivsagar Veg. Restaurant vs. ACIT 317 ITR 433, wherein inordinate delay in pronouncement of order was adversely commented upon.

3. Furthermore, the ld. Counsel pointed out that subsequent to the above decision, the ITAT Rules provide vide Rule 34(5) provide for a time limit of three months in passing the order.

4. Hence, in view of the above, the ld. Counsel pleaded that the above order by the Tribunal should be recalled due to inordinate delay and heard afresh in accordance with the above judicial precedence.

5. Per contra, the ld. Departmental Representative could not dispute the case law mentioned hereinabove, however he pleaded that there is no mistake apparent from record, for which the order is to be recalled.

6. We have carefully considered the submissions and perused the records. We find that the Hon'ble jurisdictional High Court in the case of Shivsagar Veg. Restaurant v/s. ACIT (supra) has observed and directed as under:

11. Having said so, the inordinate unexplained delay in pronouncement of the impugned judgment has also rendered it vulnerable.
3

MA No.25/Mum/2017 (A.Y.2010-11) M/s. G. Shoe Exports vs. ACIT

12. The learned counsel for the appellant has referred to various judgments of the Apex Court as well as of this Court and various other High Courts to show that only on the ground of delay in rendering the judgment for period ranging from four months to 10 months, judgments were held to be bad in law and set aside. It has been held time and again that justice should not only be done but should appear to have been done and that justice delayed is justice denied. Justice withheld is even worse than that. The Apex Court in the case of Madhav Hayawadar Rao Hoskot v. State of Maharashtra [1978] 3 SCC 544 has an occasion to take serious note of the prejudice normally caused to the litigant due to delayed delivery or pronouncement of the judgment for the reasons which are not attributable either to the litigant or to the State or to the legal profession.

13. In R.C. Sharma v. Union of India [1976] 3 SCC 754, the Apex Court after noticing absence of the provision in the Code of Civil Procedure in the matter of time frame in delivery of judgment, observed as under :

"Nevertheless, we think that an unreasonable delay between hearing of arguments and delivery of a judgment, unless explained by exceptional or extraordinary circumstances, is highly undesirable even when written arguments are submitted. It is not unlikely that some points which the litigant considers important may have escaped notice. But, what is more important is that litigants must have complete confidence in the results of litigation. This confidence tends to be shaken if there is excessive delay between hearing of arguments and delivery of judgments. Justice, as we have often observed, must not only be done but must manifestly appear to be done." (p. 578)

14. Recently, the Apex Court in the case of Anil Rai v. State of Bihar [2001] 7 SCC 318 has also reconsidered the serious issue of delayed delivery of judgment by some of the High Courts and laid down certain guide-lines in the matter of pronouncement of judgments by the High Courts.

15. In the case of Devang Rasiklal Vora v. Union of India 2004 (3) BCR 450, the Division Bench of this Court to which one of us is a party (Daga, J.) had an occasion to issue directions to the President of the Central Excise and Gold (Control) Appellate Tribunal, Mumbai to frame and lay down the guide- lines on the similar lines as were laid down by the Apex Court in the case of Anil Rai (supra ) and to issue appropriate administrative directions to all the Benches of the said Tribunal. The similar guide-lines can conveniently be laid down for the Courts, Tribunals and quasi-judicial authorities prescribed under the Income-tax Act, 1961 ("Act" for short) so as to prevent delayed delivery of the judgment and/or order which at the end of the day results in denial of justice as happened in the instant case.

4

MA No.25/Mum/2017 (A.Y.2010-11) M/s. G. Shoe Exports vs. ACIT

16. We, therefore, direct the President of the Appellate Tribunal to frame and lay down the guidelines in the similar lines as are laid down by the Apex Court in the case of Anil Rai (supra) and to issue appropriate administrative directions to all the Benches of the Tribunal in that behalf. We hope and trust that suitable guidelines shall be framed and issued by the President of the Appellate Tribunal within shortest reasonable time and followed strictly by all the Benches of the Tribunal. In the meanwhile, all the revisional and appellate authorities under the Income-tax Act are directed to decide matters heard by them within a period of three months from the date case is closed for judgment.

6. From the above, we find that the Hon'ble jurisdictional High Court in the case referred above has held that unexplained delay in pronouncement of the order renders it vulnerable. It was held that such judgments were bad in law and were to be set aside. It was expounded that justice should not only be done, but should appear to have been done and that justice delayed is justice denied. The Hon'ble High Court has also referred to Hon'ble Apex Court decision where serious note was taken of the prejudice caused to the litigant due to delay in delivery or pronouncement of the judgment for the reasons not attributable either with the litigant or to the state or to the legal profession.

7. Furthermore, we find that the ITAT Rules vide Rule 34(5) provide rules as for the delivery of judgments, which provide for a maximum period of 3 months for the pronouncement of judgement after completion of hearing. The said rule read as under:

Order to be pronounced, signed and dated
34. (1) .......

(5) The pronouncement may be in any of the following manners :--

 (a) The Bench may pronounce the order immediately upon the conclusion of the hearing.
5
MA No.25/Mum/2017 (A.Y.2010-11) M/s. G. Shoe Exports vs. ACIT  (b) In case where the order is not pronounced immediately on the conclusion of the hearing, the Bench shall give a date for pronouncement.  (c) In a case where no date of pronouncement is given by the Bench, every endeavour shall be made by the Bench to pronounce the order within 60 days from the date on which the hearing of the case was concluded but, where it is not practicable so to do on the ground of exceptional and extraordinary circumstances of the case, the Bench shall fix a future day for pronouncement of the order, and such date shall not ordinarily be a day beyond a further period of 30 days and due notice of the day so fixed shall be given on the notice board.

8. Furthermore, we note that the Hon'ble jurisdictional High Court in the case of Otters Club vs. DIT (E), in Writ Petition No. 2889 of 2016 vide order dated 12.01.2017 has held that the tribunal cannot pass the order beyond three months of the conclusion of the hearing of the appeal. The facts in the case and the decision by the Hon'ble jurisdictional High Court in brief are as under:

The Tribunal passed an order dated 3rd February, 2016 beyond a period of 90 days after the hearing of the appeal was concluded on 22nd September, 2015. The assessee claimed that this was in breach of Rule 34(5)(c) of the Income Tax Appellate Tribunal Rules, 1963 (Tribunal Rules) as also of the binding decision of this Court in Shivsagar Veg.

Restaurant v/s. ACIT 317 ITR 433. It was also claimed that the delay has also resulted in prejudice to the parties as binding decisions of the coordinate benches though referred to were ignored in the order dated 3rd February, 2016. HELD by the High Court upholding the plea:

(i) The order of the Tribunal while rejecting the rectification application does not dispute the fact that the order dated 3rd February, 2016 passed under Section 254(1) of the Act was passed beyond the period of 90 days from the date of conclusion of its hearing on 22nd September, 2015.

However, it records that administrative clearance had been taken to pass such an order beyond the period of 90 days. We are at a loss to understand what is meant by 'administrative clearance' and the basis for the same. Besides when, how and from whom the administrative clearance was received, are all questions still at large. Mr. Suresh Kumar, the learned 6 MA No.25/Mum/2017 (A.Y.2010-11) M/s. G. Shoe Exports vs. ACIT counsel who appears for all the respondents, including the Registry of the Tribunal is unable to shed any light on the same. Moreover, we are unable to comprehend the meaning of 'Administrative clearance' in the face of Rule 34 (5)(c) read with Rule 34(8) of the Tribunal Rules. It is clear that the above provisions mandate the Tribunal to pronounce its order at the very latest on or before the 90th day, after the conclusion of the hearing. In fact, this Court in Shivsagar Veg. Restaurant (supra) after referring to various decisions of the Apex Court directed the President of the Tribunal to frame guidelines to prevent delay in delivery of orders/judgments. It also directed all the revisional and appellate authorities (including Tribunal) under the Act to decide the matters heard by them within a period of three months from the date of the conclusion of the hearing. This is further compounded by the fact that the submission of the petitioner in respect of the entire issue being covered by orders of coordinate benches was according to the petitioner, lost sight of while passing the order dated 3rd February, 2016.

(ii) In the above view, the impugned order rejecting rectification application has not considered the aforesaid Rules and the binding decisions of this Court. Therefore on the aforesaid ground alone, the impugned order is not sustainable.

9. From the above, it is abundantly clear that the orders have to be passed in variably within three months of the completion of hearing of the case. In this case, admittedly the order was passed beyond three months. No reason whatsoever for the delay has been recorded. As held by the Hon'ble jurisdictional High Court above, such delay is incurable and even administrative clearance cannot cure the same. As held by the Hon'ble Apex Court in the case of ACIT vs Saurashtra Kutch Stock Exchange Ltd.

[2008] 305 ITR 227 (SC), any order of the tribunal without considering the decision of Hon'ble jurisdictional High Court or the Hon'ble Apex Court judgement even if not bought to the notice of the tribunal, results in the order of the tribunal being liable for 7 MA No.25/Mum/2017 (A.Y.2010-11) M/s. G. Shoe Exports vs. ACIT rectification upon filing of an application under section 254(2) of the Act for containing mistake apparent from the record. Admittedly, in this case, the impugned common tribunal orders are not in accordance with the above two jurisdictional High Court's decision which clearly mandate that the order of the tribunal should be pronounced within a period of three months of the hearing of the appeal. The Income Tax Appellate Tribunal Rule 34(5) as mentioned hereinabove also provides the same.

Hence, in accordance with the ratio of the above Hon'ble High Court and Hon'ble Supreme Court judgements, such decisions rendered after 3 months need to be recalled and heard afresh as they are liable for mistake apparent from record.

Accordingly, we recall the afore-said common orders of the Tribunal due to delay beyond three months in pronouncing the order in accordance with the Hon'ble jurisdictional High Court decision as above. The registry is directed to fix the appeals in normal course for hearing.

9. In the result, this miscellaneous application filed by the assessee stands allowed.

                 Order pronounced in the open court on 23.10.2017



              Sd/-                                             Sd/-
          (Amarjit Singh)                                 (Shamim Yahya)
     या यक सद य / Judicial Member                  लेखा सद य / Accountant Member
मुंबई Mumbai; दनांक Dated : 23.10.2017
व. न.स./Roshani, Sr. PS
                                       8
                                             MA No.25/Mum/2017 (A.Y.2010-11)
                                                      M/s. G. Shoe Exports vs. ACIT



आदे श क  त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2.     यथ / The Respondent
3.   आयकर आयु त(अपील) / The CIT(A)
4.   आयकर आयु त / CIT - concerned
5.   वभागीय    त न ध, आयकर अपील य अ धकरण, मुंबई / DR, ITAT, Mumbai
6.   गाड फाईल / Guard File
                                           आदे शानुसार/ BY ORDER,




                                     उप/सहायक पंजीकार (Dy./Asstt. Registrar)
                             आयकर अपील य अ धकरण, मुंबई / ITAT, Mumbai