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 3, Cited by 0]

Himachal Pradesh High Court

Pr. Commissioner Of Income Tax vs And on 5 October, 2021

Bench: Tarlok Singh Chauhan, Jyotsna Rewal Dua

    IN THE HIGH COURT OF HIMACHAL PRADESH, AT SHIMLA

                 ON THE 5th DAY OF OCTOBER, 2021




                                                            .

                             BEFORE

              HON'BLE MR. JUSTICE TARLOK SINGH CHAUHAN





                                &
              HON'BLE MS. JUSTICE JYOTSNA REWAL DUA

                  INCOME TAX APPEAL No.18 of 2021





           Between:-

           PR. COMMISSIONER OF INCOME TAX-1,
           AAYKAR BHAWAN, SECTOR 17-E,

           CHANDIGARH.              ......APPELLANT.

           (BY SH. VINAY KUTHIALA,
           SENIOR ADVOCATE WITH
           SH. DIWAN SINGH NEGI,
           ADVOCATE)



           AND
           M/S SURYA TEXTECH,




           VILL-RAMPUR JATTAN,
           P.O. KALA AMB, NAHAN,





           DISTT. SIRMOUR, (H.P)
           THROUGH ITS PARTNERS
           SH. VIKAS KANSAL.                    ......RESPONDENT.





                 This appeal coming on for admission before
      notice this day,   Hon'ble     Mr.   Justice       Tarlok        Singh
      Chauhan, delivered the following:-
                            JUDGMENT

By way of instant appeal, the Appellant-

Department seeks to assail the order dated 28.05.2020 ::: Downloaded on - 31/01/2022 23:10:47 :::CIS 2 passed by the Income Tax Appellate Tribunal, Chandigarh, (for short 'ITAT') in ITA No. 1222/Chd/2019.

.

2. The respondent-assessee-firm vide its return of income for the Assessment Year 2012-13 declared income of Rs.7,36,735/- after claiming deduction of Rs.1,22,83,721/- under Section 80IC of the Income Tax Act, 1961 (for short 'the Act'). The case of assessee was selected for scrutiny and accordingly, vide order dated 27.03.2015 assessment under Section 143 (3) of the Act was completed. Subsequently, assessment was also framed under Section 143 (3) read with Section 147 of the Act vide order dated 04.12.2018 and income of the assessee was assessed at Rs.13,81,278/- by disallowing deduction under Section 80IC to the extent of income of Rs. 6,44,538/-.

3. The assessee assailed the above noted assessment order before CIT(A) Shimla by way of Appeal No. IT/204/18-19/Sml. The appeal of assessee was allowed vide order dated 28.06.2019.

4. The Appellant-Department assailed the order of CIT(A), Shimla, before the ITAT, Chandigarh in Appeal No. 1222/Chd/2019. The appeal of the Appellant-Department ::: Downloaded on - 31/01/2022 23:10:47 :::CIS 3 has been dismissed by the ITAT, Chandigarh vide impugned order.

.

5. The Appellant-Department has assailed the impugned order dated 28.05.2020 passed by the ITAT, Chandigarh on the ground that the appeal was dismissed by the ITAT, Chandigarh only on the ground that the tax effect was much less than the limit prescribed by the Board in Circular No. 17/2019 dated 08.08.2019, issued by the CBDT.

The Appellant-Department has further raised the grievance that the ITAT, Chandigarh had failed to consider the merits of the case. According to Appellant-Department, the above noted circular was not applicable in view of Clause 10 (c) of the CBDT Circular No. 3/2018 dated 11.07.2018.

6. We have heard learned counsel for the parties and have also gone through the records of the case.

7. The controversy can be summed up in narrow encompass. The issue for adjudication is whether the Appellant-Department can press into service the exemption Clause 10 (c) of Circular No. 3/2018 dated 11.07.2018 issued by the CBDT.

8. Perusal of impugned order passed by the ITAT reveals that it has taken into consideration the Circular ::: Downloaded on - 31/01/2022 23:10:47 :::CIS 4 No.17/2019 dated 08.08.2019 issued by the CBDT, which reads as under:

.
"Circular No. 17 of 2019
Date - 8th August, 2019 Further Enhancement of Monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/appeals before Supreme Court - Amendment to Circular 3 of 2018 - Measures for reducing litigation.
Circular No. 3/2018 dated 11th July 2018 has been replaced by circular No. 17/2019 dated 8th August 2019 to enhance Monetary limits for filing of appeals by the Department before Income Tax Appellate Tribunal, High Courts and SLPs/appeals before Supreme Court for reducing litigation.

              Appeals/SLPs     in        Monetary Limit          Monetary Limit
              Income-tax matters         (Rs.)                   (Rs.) (Revised
                                         (Previous Limit)        Limit)



              Before     Appellate        20,00,000              50,00,000
              Tribunal
              Before High Court          50,00,000               1,00,00,000




              Before     Supreme         1,00,00,000             2,00,00,000
              Court





                    The Assessing Officer shall calculate the tax
effect separately for every assessment year in respect of the disputed issues in the case of every assessee. If, in the case of an assessee, the disputed issues arise in more than one assessment year, appeal can be filed in respect of such assessment year or years in which the tax effect in respect of the disputed issues exceeds the monetary limit. No appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit.
 Further, even in the case of composite order of any High court or appellate authority which involves more than one assessment year and common issues ::: Downloaded on - 31/01/2022 23:10:47 :::CIS 5 in more than one assessment year, no appeal shall be filed in respect of an assessment year or years in which the tax effect is less than the monetary limit.
.
 In case where a composite order/judgment involves more than one assessee, each assessee shall be dealt with separately."

9. It is not in dispute that the above noted Circular No. 17/2019 is extension of Circular No. 3/2018 issued by the CBDT whereby certain modifications have been made in the original circular especially in respect of enhancement of revision of monetary limits for appeals/SLPs in income tax matters.

10. It is evident from the impugned order that the Appellant-Department was duly represented at the time of hearing of appeal before the ITAT, Chandigarh. No such ground had been raised on behalf of the Appellant-

Department before the ITAT, Chandigarh requiring the said Tribunal to decide the matter on merits in view of Clause 10 (c) of the Circular No. 3/2018.

11. Once the Appellant-Department had not raised the plea of applicability of Clause 10 (c) of CBDT Circular No. 3/2018, it cannot be allowed to raise such plea in the present appeal.

::: Downloaded on - 31/01/2022 23:10:47 :::CIS 6

12. The ITAT has correctly held the appeal before it to be not maintainable in view of clear mandate of Circular .

No. 17/2019. Same principle applies to the filing of present appeal. Hence, no substantial question of law arises for determination by this Court.

13. No other infirmity has been pointed out in the impugned order.

14. In the light of above discussion, we find no merit in the appeal and the same is dismissed, so also the pending application(s), if any.

(Tarlok Singh Chauhan) Judge (Jyotsna Rewal Dua) Judge 5th October, 2021.

(krt) ::: Downloaded on - 31/01/2022 23:10:47 :::CIS