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 0]

Income Tax Appellate Tribunal - Hyderabad

Meena Jewellers Private Limited Part Ix ... vs Income Tax Officer, Ward-16(1), ... on 29 August, 2022

                  आयकर अपीलीय अिधकरण , है द राबाद पीठ म
                 IN THE INCOME TAX APPELLATE TRIBUNAL
                  HYDERABAD BENCHES "B", HYDERABAD


                                  BEFORE
              SHRI RAMA KANTA PANDA, ACCOUNTANT MEMBER
                                    &
                    SHRI LALIET KUMAR, JUDICIAL MEMBER


 आ.अपी.सं /       िनधारण वष /         अपीलाथ / Appellant           यथ / Respondent
  ITA Nos.           A.Y.

521/Hyd/2018       2009-10          Meena Jewellers Private
                                                                  Income Tax Officer,
                                       Limited Part IX,
                                                                      Ward-16(1),
                                         Hyderabad
                                                                      Hyderabad
522/Hyd/2018       2010-11           [PAN: AAFCM1756R]


                  िनधा रती ारा /Assessee by:     Shri P. Murali Mohan Rao, AR
                  राज व ारा /Revenue by:         Shri Kumar Aditya, DR


                            सु न वाई की तारीख /Date of hearing:      17/08/2022
                            घोषणा की तारीख /Pronouncement on:        29/08/2022


                                  आदे श / ORDER



PER BENCH:

Aggrieved by the order(s) passed by the learned Commissioner of Income Tax (Appeals)-4, Hyderabad ("Ld. CIT(A)"), in the case of M/s. Meena Jewellers Pvt. Ltd., ("the assessee") for the assessment years 2009- 10 & 2010-11, assessee preferred these appeals. For the sake of convenience, we dispose-of these appeals by this common order.

ITA Nos. 521 & 522/Hyd/2018

2. At the outset it is represented by both the sides that the Corporate Insolvency Resolution Proceedings (CIRP) are pending against the assessee and as of now, Hon'ble National Company Law Appellate Tribunal (NCLAT) is seized with the jurisdiction.

3. We have considered the issue in the light of the provisions of Insolvency and Bankruptcy Code, 2016 ("the Code") and the decision of the Hon'ble Apex Court in the case of Ghanashyam Mishra And Sons vs Edelweiss Asset Reconstruction (2021) 126 taxmann.com 132 (SC). Under section 13 of the Code, the adjudicating authority after admission of the application under section 7 or 9 or 10 of the Code shall declare a moratorium which shall include the prohibition of the institution of suits or continuation of pending suits or proceedings against the corporate debtor in any court of law or tribunal. In Ghanashyam Mishra And Sons (supra), it was held that, (i) That once a resolution plan is duly approved by the Adjudicating Authority under sub section (1) of Section 31, the claims as provided in the resolution plan shall stand frozen and will be binding on the Corporate Debtor and its employees, members, creditors, including the Central Government, any State Government or any local authority, guarantors and other stakeholders. On the date of approval of resolution plan by the Adjudicating Authority, all such claims, which are not a part of resolution plan, shall stand extinguished and no person will be entitled to initiate or continue any proceedings in respect to a claim, which is not part of the resolution plan; (ii) 2019 amendment to Section 31 of the I&B Code is clarificatory and declaratory in nature and therefore will be effective from the date on which I&B Code has come into effect; and (iii) Page 2 of 5 ITA Nos. 521 & 522/Hyd/2018 Consequently all the dues including the statutory dues owed to the Central Government, any State Government or any local authority, if not part of the resolution plan, shall stand extinguished and no proceedings in respect of such dues for the period prior to the date on which the Adjudicating Authority grants its approval under Section 31 could be continued.

4. A reading of the provisions under section 13 and 14 of the Code along with the decision in Ghanashyam Mishra And Sons (supra), clearly shows that once the proceedings have commenced by institution of application under section 7 or 9 or 10 of the Code, the continuance of the pending proceedings is prohibited and when once they reach the logical conclusion with due approval of the resolution plan by the Adjudicating Authority under sub section (1) of Section 31, the claims as provided in the resolution plan shall stand frozen and will be binding on the Corporate Debtor and its employees, members, creditors, including the Central Government, any State Government or any local authority, guarantors and other stakeholders. At any rate, for the time being, these appeals cannot be proceeded with during the continuance of the proceedings under the Code. However, depending upon the result of such proceedings before the adjudicating authority in respect of the corporate debtor, appropriate steps if any, may be taken by the appellant/respondent. We, therefore, granting leave to the appellants/respondents in these appeals to seek the restoration of the appeals, if necessitated by the orders in the Corporate Insolvency Resolution Proceedings, dismiss the appeals in limine. We derive support for the above proposition from the decision of the Mumbai Bench of the Tribunal in the case of Mahavir Roads & Infrastructure Pvt.

Page 3 of 5

ITA Nos. 521 & 522/Hyd/2018 Ltd., Vs. DCIT in ITA Nos. 646 to 651/Mum/2019 (AYs.2008-09 to 2013-14), dt.08/06/2022.

5. In the result, both these appeals of assessee are dismissed in limine.

Order pronounced in the open court on this the 29thday of August, 2022 Sd/- Sd/-

 (RAMA KANTA PANDA)                                   (LALIET KUMAR)
 ACCOUNTANT MEMBER                                   JUDICIAL MEMBER

Hyderabad,
Dated: 29/08/2022
TNMM




                                                                     Page 4 of 5
                                                    ITA Nos. 521 & 522/Hyd/2018




Copy forwarded to:

1. M/s. Meena Jewellers Private Limited Part IX, C/o. P. Murali & Co., Chartered Accountants, 6-3-655/2/3, 1st Floor, Somajiguda, Hyderabad.

2. ITO, Ward-16(1), Hyderabad.

3. CIT(A)-4, Hyderabad.

4. Pr.CIT-4, Hyderabad.

5. DR, ITAT, Hyderabad.

6. GUARD FILE TRUE COPY ASSISTANT REGISTRAR ITAT, HYDERABAD Page 5 of 5