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 1, Cited by 21]

Income Tax Appellate Tribunal - Delhi

Gurinder Singh Dhillon, New Delhi vs Ito, New Delhi on 19 April, 2017

        IN THE INCOME TAX APPELLATE TRIBUNAL
              DELHI BENCH 'B', NEW DELHI

       Before Sh. N. K. Saini, AM and Sh. Amit Shukla, JM

                        ITA No.6595/Del/2016
                      Assessment Year : 2013-14

Shri Gurinder Singh Dhillon,    Vs Income Tax Officer,
115, Yashwant Place,               Ward - 15 (4),
Chanakyapuri,                      New Delhi.
New Delhi - 110 021.

PAN No.AAMPD1515D
      (APPELLANT)                           (RESPONDENT)

                  Assessee by : Shri Deepak Thakkar, CA
                  Revenue by : Shri Anil Kumar Sharma, Senior DR

Date of Hearing : 12.04.2017     Date of Pronouncement : 19.04.2017

                                ORDER

Per N. K. Saini, AM:

This is an appeal by the assessee against the order dated 24.10.2016 of ld. CIT(A) - 5, Delhi.

2. Following grounds have been raised in this appeal :-

The action of the CIT (A) - 5 for dismissing the appeal is unjust, arbitrary and illegal as original paper appeal has been filed due within time as prescribed under the act along with all the required 2 ITA No.6595/Del/2016 compliances and the same has been taken on note by the CIT (A) - 5.
The learned CIT (A) grossly failed to realize that the assessee has filed online appeal at a subsequent date also in order to comply with the CBDT notification no.SO 637(E) [No.11 / 2016 (F.No.149/150/2015- TPL)], 2016.

The appeal filed with CIT (A) - 5 should be restored.

2. The only grievance of the assessee in this appeal relates to the ex-parte dismissal of the appeal by the first appellate authority.

3. Facts of the case in brief are that the assessee filed the return of income on 29.03.2014 declaring income of Rs.11,02,557/-. Later on, the case was selected for scrutiny. The AO completed the assessment on 07.03.2016 at an income of Rs.13,02,557/- by making a disallowance of Rs.2,00,000/- under section 57 of the Income-tax Act, 1961 (hereinafter referred to as 'the Act').

4. Being aggrieved, the assessee carried the matter before the ld. CIT (A) who dismissed the appeal ex-parte in limine by observing in para 3.5 of the impugned order as under :-

3 ITA No.6595/Del/2016
"3.5 To sum up, the appellant was required to file the appeal only in electronic form latest by 15.06.2016. However, the present appeal / copy of the appeal filed manually in this office is a paper appeal and thus does not meet the requirement of the aforestated rules. I have bestowed my careful attention to the matter and am of the opinion that since the appellant was mandatory required to file the appeal electronically within the extended period till 15/6/2016, but has failed to do, the appeal cannot be treated as filled as per the mandates of the Act / Rules and there being no other way by which the defect could be removed other than by filing the appeal electronically (as per the applicable provisions), the paper appeal is to be treated as non-est and the appeal is to be dismissed in limine. The appellant has filed the appeal electronically on 08.10.2016, which would be considered, in the priority of disposal of appeal as per CBDT parameters, and having due regard to application for condonation."

5. Now, the assessee is in appeal.

6. The ld. Counsel for the assessee submitted that the provision for filing the appeal electronically came into force only in this year and before that the appeal was required to be filed manually which the assessee filed on 18.04.2016 well in time as per the old provision and later on, the appeal was also filed electronically on 08.10.2016 4 ITA No.6595/Del/2016 but the ld. CIT (A) dismissed the appeal in limine. It was stated that the assessee filed the appeal manually as well as electronically, therefore, the ld. CIT (A) was not justified in treating the appeal as non est and dismissing the same in limine.

7. In his rival submissions, the ld. DR supported the impugned order passed by the ld. CIT (A).

8. We have considered the submissions of both the parties and carefully gone through the material available on record. In the present case, it is an admitted fact that the assessee filed the appeal before the ld. CIT (A) manually within time as per the old provisions. Later on, the manner of furnishing the appeal in Form No.35 before the ld. CIT (A) was amended vide Notification No.5/2016 dated 06.04.2016 and the procedure was laid down. Thereafter, the CBDT extended the period for filing the appeal electronically to 15.06.2016 and the assessee filed the appeal electronically on 08.10.2016. In the present case, the earlier appeal filed by the assessee manually on 18.04.2016 was well within time. We, therefore, considering the totality of the facts, direct the ld. CIT (A) to decide the appeal of the assessee on merits after condoning the delay, if any, in filing the 5 ITA No.6595/Del/2016 appeal electronically since it was the first year when the provisions for filing the appeal were changed and it was directed to file electronically, the hardship faced by the assessee was also explained before the ld. CIT (A) which is mentioned in para 3.1 of the impugned order that the delay was occasioned due to technical issue and lack of knowledge regarding the duly introduced e-filing procedure. In view of the aforesaid discussion, we set aside the impugned order and direct the ld. CIT (A) to decide the appeal of the assessee on merits after condoning the delay, if any, by providing due and reasonable opportunity of being heard to the assessee.

9. In the result, the appeal of the assessee is allowed for statistical purposes.

(Order Pronounced in the Open Court on 19/04/2017) Sd/- sd/-

  (Amit Shukla)                               (N. K. Saini)
JUDICIAL MEMBER                          ACCOUNTANT MEMBER


Dated: 19 /04/2017
TS
                      6           ITA No.6595/Del/2016



Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
                         ASSISTANT REGISTRAR