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 2, Cited by 1]

Income Tax Appellate Tribunal - Ahmedabad

Mukesh T.Patel(Huf), Surat vs Income Tax Officer,Ward-3(2),, Surat on 31 January, 2017

ITA Nos.2101/Ahd/2012 & 210/Ahd/ 2014 Assessment Years: 2006-07 & 2008-09 Page 1 of 2 IN THE INCOME TAX APPELLATE TRIBUNAL AHMEDABAD BENCH, "SMC", AHMEDABAD [Coram: Pramod Kumar AM] ITA Nos.2101/Ahd/2012 and 210/Ahd/2014 Assessment Years: 2006-07 & 2008-09 Mukesh T. Patel (HUF) ......................Appellant 2, Thakor Niwas, Opp. Navyug College, Rander Road, Surat - 395 009.

[PAN: AAIHM 9971 M] Vs. Income Tax Officer, Ward - 3(2), Surat. ...................Respondent Appearances by:

M.K. Patel for the appellant Raj Deep Singh for the respondent Date of concluding the hearing: 31.01.2017 Date of pronouncing the order: 31.01.2017 O R D E R
1. These appeals by the assessee are directed against two separate orders dated 21.08.2012 and 25.10.2013, passed by the learned CIT(A), in the matter of assessment under section 143(3) read with section 147 of the Income Tax Act, 1961, for the assessment years 2006-07 and 2008-09 respectively.

2. When these appeals were called out for hearing, learned counsel for the assessee pointed out that there is no dispute that the assessee did own the agricultural land but the income declared by the assessee has been rejected on the ground that agricultural income, as disclosed, has not been substantiated and the evidence filed in support of the income disclosed suffers from patent infirmities. He submits that what has been missed out is that admittedly the assessee does own the agricultural land, and even if the income shown by the assessee is rejected as not supported by acceptable ITA Nos.2101/Ahd/2012 & 210/Ahd/ 2014 Assessment Years: 2006-07 & 2008-09 Page 2 of 2 evidence, agricultural income is to be estimated nevertheless on some reasonable basis. Learned counsel prays that the matter be restored to the file of the CIT(A) for this purposes, and for re-adjudication in light of his findings on estimated income from agricultural sources. That is the short point pressed by the learned counsel.

3. Learned Departmental Representative fairly submits that even if agricultural income, as shown by the assessee, is to be rejected, there has to be an estimation of income from the agricultural land owned by the assessee, and he does not object to the matter being remitted to the file of the CIT(A) for this purpose.

4. In view of the above discussions, I deem it fit and proper to remit the matter to the file of learned CIT(A) for adjudication de-novo in the light of the above observations. While doing so, learned CIT(A) will give a fresh opportunity of hearing to the assessee and shall take into account such submissions as the assessee may make in the remanded proceedings and decide the matter in accordance with law and by way of a speaking order. I order accordingly.

5. In the result, both the appeals are allowed for statistical purposes in the terms indicated above. Pronounced in the open court today on 31st day of January, 2017.

Sd/-

                                                                Pramod Kumar
                                                                (Accountant Member)
Dated:    the 31 st day of January, 2017.

PBN/*

Copies to:     (1)    The appellant               (2)     The respondent
               (3)    CIT                         (4)     CIT(A)
               (5)    DR                          (6)     Guard File
                                                                                      By order


                                                                     Assistant Registrar
                                                           Income Tax Appellate Tribunal
                                                        Ahmedabad benches, Ahmedabad