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 18, Cited by 1]

Income Tax Appellate Tribunal - Jaipur

Shri Bhawani Singh, Alwar vs Ito- Ward-Bhiwadi, Alwar on 30 December, 2019

                 vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
             IN THE INCOME TAX APPELLATE TRIBUNAL,
                   JAIPUR BENCH 'A', JAIPUR

Jh fot; iky jko] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
Before : Shri Vijay Pal Rao, JM & Shri Vikram Singh Yadav, AM

                     Misc. Application No. 41/JP/2019
             (Arising out of vk;dj vihy la-@ITA No. 407/JP/2017)
                   fu/kZkj.k o"kZ@Assessment Year : 2009-10

Shri Bhawani Singh                              cuke The ITO
S/o Shri Nar Singh                              Vs. Ward - Bhiwadi
Village: Thada, P.O. Khijuriwas,                     Alwar
Tehsil: Tijara, Alwar
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: CQVPS 2509 H
vihykFkhZ@Appellant                                  izR;FkhZ@Respondent

      fu/kZkfjrh dh vksj ls@ Assessee by : Shri, Kranti Mehta,CA
      jktLo dh vksj ls@ Revenue by: Ms.Chanchal Meena, JCIT-DR

             lquokbZ dh rkjh[k@ Date of Hearing :    20/12/2019
             ?kks"k.kk dh rkjh[k@ Date of Pronouncement : 30/12/2019
                               vkns'k@ ORDER

PER VIJAY PAL RAO, JM

By way of this Misc. Application, the assessee is seeking recalling of the order of this Tribunal dated 13-09-2018 whereby the appeal of the assessee was decided ex-parte. The Misc. Application of the assessee is belated by 50 days. Therefore, the question of maintainability of Misc.

Application of the assessee arises.

2.1 The ld.AR of the assessee submitted that since the assessee is residing in a remote village where the postal services is very poor, 2 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar therefore, the assessee has given the address of his authorized representative/CA in Form No. 36 for the purpose of notice. The ld.AR of the assessee further contended that since there is a change of the authorized representative of the assessee and the notice issued by the Tribunal as well as the order sent by the Tribunal to the earlier authorized representative of the assessee was not received by the assessee, therefore, there is a delay in filing the present Misc. Application. The ld.AR of the assessee submitted that the assessee came to know about the impugned order of the Tribunal only when the AO has raised the demand. Thus the ld.AR of the assessee submitted that due to unavoidable reasons and circumstances, the assessee could not file the present Misc. Application within a period of limitation prescribed u/s 254(2) of the Act. The ld.AR of the assessee thus pleaded that the limitation should be counted from the date i.e. w.e.f. 10-04-2019 when the assessee received the impugned order from his authorized representative. The ld.AR of the assessee further pleaded that the delay in filing the Misc. Application may be condoned.

2.2 On the other hand, the ld. DR has submitted that since the Misc.

Application is barred by limitation, therefore, the same is not maintainable and liable to be dismissed.

3 MA No.41/JP/2019

Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar 2.3 We have considered the rival submissions as well as the relevant materials available on record. The appeal of the assessee was decided ex-

parte vide order dated 13-09-2018 though on the merits after considering the written submissions of the assessee. The Tribunal has given the facts as emerging from the record that despite taking adjournments of hearing for 7/8 occasions, the assessee finally stopped appearing in this appeal.

These facts are narrated in para 2 of the impugned order as under:-

''2. None has appeared on behalf of the assessee when this appeal is called for hearing. It transpires from the record that on last 7-8 occasions when this appeal was listed for hearing, the assessee took adjournments and thereafter the assessee stopped appearing in this appeal. As none had appeared on behalf of the assessee on 11-07-2018, the Tribunal directed to issue fresh notice to the assessee for hearing on 10-09-2018 i.e. today. The notice issued through RPAD has been received back unserved with the postal remarks that the recipient is not available at the given address. Accordingly, in these facts and circumstances of the case, we propose to hear and dispose of this appeal ex-parte.'' Thus despite efforts made by the Tribunal for appearance of the assessee, the assessee did not bother to prosecute his appeal and consequently the same was decided ex-parte after considering the written submissions available on record. Now the assessee in the Misc. Application has taken the ground that due to change of authorized representative, the assessee was not aware of the status of the appeal and also not received the 4 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar impugned order. It is pertinent to note that once the assessee has filed the appeal and took several adjournments of hearing then the assessee was supposed to know the status of the appeal. Even the assessee did not appear on the date of hearing, the assessee was required to know the subsequent date of hearing, if any, or the proceedings, if any, taken place on such date. The assessee himself has given the address of his authorized representative for the purpose of service of notice and other correspondence and therefore, if there is a change of authorized representative it was the duty of the assessee or his authorized representative also to change the address for notice/ correspondence by filing an amended Form No. 36. No such steps were taken by the assessee or his authorized representative despite taking several adjournments of hearing of the appeal. There is no dispute that the impugned order dated 13-09-2018 was duly sent to the assessee on 28-09-2018 through Regd.
Post. We have also verified the dispatch register as well as postal receipt and found that the order was sent to the assessee at the address given in Form No. 36. Therefore, once the order was sent to the assessee at the given address then it is a proper service of notice. It was for the assessee to keep the track of his case and to receive the order of the Tribunal in time. The ignorance of the assessee as well as negligence on the part of the assessee to keep the track of his case cannot be an excuse for filing 5 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar the Misc. Application after the period of limitation. Section 254 (2) of the Income Tax Act, 1961 provides the limitation for filing of the Misc.
Application as under:-
''(2) The Appellate Tribunal may, at any time within [six months from the end of the month in which the order was passed], with a view to rectifying any mistake apparent from the record, amend any order passed by it under sub-section (1), and shall make such amendment if the mistake is brought to its notice by the assessee or the [Assessing] Officer :'' Therefore, the rectification of mistake in the order or amendment, if any, in the order can be carried out only when such mistake is brought to the notice of the Tribunal within a period of Six Months from the end of the month in which the order was passed. Therefore, sufficient period of six months is granted to the party for bringing any mistake in the order of the Tribunal for rectification. Since the limitation is provided in the Income Tax Act, 1961 itself, therefore, the provisions of General Statute being the Limitation Act would not apply for this purpose. Section 254(2) of the Act provides the limitation but there is no provision for condonation of delay in filing the Misc. Application. When the Limitation is provided in the Special Statute and no provision is made for condonation of delay then the Tribunal has no power to condone the delay in filing the Misc.
Application. It is pertinent to note that this Tribunal has taken a consistent view in a series of decision on the point of condonation of delay. In the case of Shri Vinod Kumar vs ITO in M.A. No. 12/JP/18 6 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar (arising out of ITA No.454/JP/2015) for the Assessment Year 2010-11 vide order dated 6-2-2018, this Tribunal has considered this view in para 4 as under:-
''4. Having considered the rival submissions as well as relevant material on record we note that the certified copy of the impugned order was issued and send to the assessee on 21.04.2017. We further note that the assessee provided address for communication in the form No. 36 as the address of the counsel who was authorized and representing the assessee in the appeal. The assessee now come up with the plea that the assessee has taken the certified copy only on 08.09.2017 which is only another copy of the impugned order provided to the assessee on his request. However, once the order was duly send to the assessee at the given address then, this plea of the assessee cannot be accepted. Undisputedly the present miscellaneous application has been filed by the assessee beyond the period of 6 months from the end of the month in which the impugned order was passed. Thus, in the absence of any provision u/s 254(2) or any other provisions of the Income Tax Act to condone the delay in filing the miscellaneous application we do not find any substance in the plea of the assessee to condone the dely. The Coordinate Bench of this Tribunal has considered an identical issue of maintainability of the miscellaneous application filed beyond the period of limitation in case of ITO vs. Shri Ram Ratan Modi in MA No. 93/JP/2017 vide order dated 27.12.2017 as has in para 3 as under:-

"3. We have considered the rival submissions as well as relevant material on record. We note that the present miscellaneous petition was filed by the Revenue for recalling of the order dated 18.12.2015 and therefore, as per un-amended provisions of Section 254(2) of the Act, the limitation period provided for rectification of the mistake was 4 years from the date of order. However, the provisions of Section 254(2) has been amended by the Finance Act, 2016 w.e.f. 01.06.2016 providing the limitation period for rectification of mistake as 6 7 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar months from the end of the month in which the order is passed. For ready reference, we quote section 254(2) as under:-

"(2) The Appellate Tribunal may, at any time within 72[six months from the end of the month in which the order was passed], with a view to rectifying any mistake apparent from the record73, amend any order passed by it under sub-section (1), and 73shall make such amendment73 if the mistake is brought to its notice by the assessee or the 74[Assessing] Officer :
Provided that an amendment which has the effect of enhancing an assessment or reducing a refund or otherwise increasing the liability of the assessee, shall not be made under this sub-section unless the Appellate Tribunal has given notice to the assessee of its intention to do so and has allowed the assessee a reasonable opportunity of being heard :
75
[Provided further that any application filed by the assessee in this sub-section on or after the 1st day of October, 1998, shall be accompanied by a fee of fifty rupees.] 76 [(2A) In every appeal, the Appellate Tribunal, where it is possible, may hear and decide such appeal within a period of four years from the end of the financial year in which such appeal is filed under sub-section (1) 77[or sub-section (2)] 78[***] of section 253 :
79
[Provided that the Appellate Tribunal may, after considering the merits of the application made by the assessee, pass an order of stay in any proceedings relating to an appeal filed under sub-section (1) of section 253, for a period not exceeding one hundred and eighty days from the date of such order and the Appellate Tribunal shall dispose of the appeal within the said period of stay specified in that order:
Provided further that where such appeal is not so disposed of within the said period of stay as specified in the order of stay, the Appellate Tribunal may, on an application made in this behalf by the assessee and on being satisfied that the delay in disposing of the appeal is not attributable to the assessee, extend the period of stay, or pass an order of stay for a further period or 8 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar periods as it thinks fit; so, however, that the aggregate of the period originally allowed and the period or periods so extended or allowed shall not, in any case, exceed three hundred and sixty-five days and the Appellate Tribunal shall dispose of the appeal within the period or periods of stay so extended or allowed:
80
[Provided also that if such appeal is not so disposed of within the period allowed under the first proviso or the period or periods extended or allowed under the second proviso, which shall not, in any case, exceed three hundred and sixty-five days, the order of stay shall stand vacated after the expiry of such period or periods, even if the delay in disposing of the appeal is not attributable to the assessee.]] (2B) The cost of any appeal to the Appellate Tribunal shall be at the discretion of that Tribunal."

Thus, by Virtue the amendment in the provisions of Section 254(2) of the Act w.e.f. 01.06.2016 the time period within which the mistake apparent from record can be rectified has been reduced from 4 years 6 months. There is no quarrel on the point that this amendment in Section 254(2) cannot be given effect retrospectively so as to take way of right of the parties to file the application of rectification. The Hon'ble M.P. High Court in case of District Central Cooperative Bank Ltd. Vs. Union of India(supra) has observed in paras 9 and 10 as under:-

" 09- The amendment has been made effective virtually in case of assessee with retrospective effect though the amendment does not show that it is applicable with respective effect, however, the existing right has been extinguished with retrospective effect in case of the assessee.
10- In the considered opinion of this Court, the legislature should have granted some time to the assessees who could have filed an appeal within a period of fours and the some has not been done till the amendment came into force extinguishing the right to file an appeal."

Therefore, the Hon'ble High Court has observed that the amendment in the said provisions is not applicable with 9 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar retrospective effect otherwise it would extinguish the right of the applicant with retrospective effect. Hence, to the extent of the applicability of the amendment prospectively we do agree with the ld. DR, however since the amendment came into forced w.e.f. 01.06.2016 then after the substitution of the provision w.e.f. 01.06.2016 the limitation period for rectification of mistake would be available only up to 6 months from the end of the month in which the order was passed. In the case in hand since the order was passed prior to the amendment, therefore, the said period of limitation will be available to the assessee from the date of amendment i.e. on 01.06.2016 for a period 6 months. Thus, the present miscellaneous petition filed by the Revenue on 22.05.2017 is beyond the period of limitation which has expired on 30.11.2016. We may clarify that in case the impugned order is prior to the amendment w.e.f. 01.06.2016 then the limitation period of 6 months would reckon from 01.06.2016 so that the right of the applicant is not curtail by the subsequent amendment. We further, note that the Bangalore Benches of this Tribunal in case of Smt. Padma K. Bhat vs. ACIT 166 ITD 172 had the occasion to consider an identical issue and one of us the Judicial Member is party to the said order and held in paras 5 to 8 as under:-

"5. We have considered the above submissions and carefully perused the relevant record. The assessee has filed this miscellaneous petition on 10.03.2017 for recalling of order of the Tribunal dated 04.01.2016. The provision of rectification of mistake apparent from record is provided under section 254(2) as under:
"254. (1) The Appellate Tribunal may, after giving both the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit 46.
(1A) 48[***] (2) The Appellate Tribunal may, at any time within four years from the date of the order, with a view to rectifying any mistake apparent from the record, amend any order passed by it under sub-
10 MA No.41/JP/2019

Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar section (1), and shall make such amendment if the mistake is brought to its notice by the assessee or the [Assessing] Officer:

Provided that an amendment which has the effect of enhancing an assessment or reducing a refund or otherwise increasing the liability of the assessee, shall not be made under this sub-section unless the Appellate Tribunal has given notice to the assessee of its intention to do so and has allowed the assessee a reasonable opportunity of being heard:
[Provided further that any application filed by the assessee in this sub-section on or after the 1st day of October, 1998, shall be accompanied by a fee of fifty rupees.]"
6. The time period within which the mistake apparent from record can be rectified has been reduced from 4 years to 6 months by the amendment vide Finance Act, 2016 w.e.f. 01.06.2016. Thus after the substitution of this provision w.e.f. 01.06.2016, the limitation period for rectification of mistake apparent from record is provided only for 6 months from the end of the month in which the order was passed. In the case in hand, the impugned order was passed by the Tribunal on 04.01.2016 and after the amendment in section 254(4) w.e.f. 01.06.2016, these miscellaneous petition was required to be filed before 31.07.2016. Prior to the amendment, the limitation was provided as 4 years for rectification of mistake apparent from record and therefore there was no provision in the Income-tax Act for condonation of any delay of any petition for rectification of mistake filed after the said period of 4 years. Even otherwise, the limitation of 4 years was more than the limitation for filing of the suit and as per the general statute i.e., the Limitation Act where the limitation for institution of suit is provided as 3 years onwards from the date of cause of action arose and therefore there was no provision even in the Limitation Act for condonation of delay in respect of delay in filing the suit. Since the limitation for rectification of mistake is provided in the Income-tax Act itself, therefore the provisions of Limitation Act are not applicable so far as the limitation provided in the Income-tax Act. This principle is well settled that when there is a provision in special statute, then 11 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar the general statute is not applicable to the extent of the provision provided in the special statute. We find that prior to the amendment the limitation for rectification of mistake was 4 years as provided under section 254(2) and therefore there was no question of providing any provision or power to the Income Tax Appellate Tribunal to condone the delay after the expiry of such 4 years of limitation. However, in the amended provisions of the Act under section 254(2), the limitation for rectification of mistake apparent from the record has been drastically reduced from 4 years to 6 months and in case of a delay in applying for rectification of mistake apparent from record, the party who is aggrieved by the order of this Tribunal suffering from mistake will be subjected to a great hardship and deprivation of valuable right of pursuing the appeal before the Tribunal. But in the absence of any provision giving power or jurisdiction to this Tribunal to condone the delay in filing the petition for rectification of the mistake apparent from the record, the Tribunal has no option but to proceed strictly as per the provisions as provided in the statute.
7. We have no doubt in our mind that there is an apparent mistake in the order dated 04.01.2016 as the Tribunal has not decided the appeals of the assessee on merit but dismissed the same in limine for want of prosecution. However, the question of rectification of mistake cannot be entertained until and unless the Miscellaneous Petition filed by the assessee is found to be maintainable. The miscellaneous petition filed by the assessee is beyond the period of 6 months from 04.01.2016 and therefore the same is barred by limitation. In the absence of any provision to condone the delay under the Income-tax Act, it may be a case of omission in the provision of Act which cannot be supplied by us when there is no ambiguity in the provisions of section 254(2) of the Act. The Hon'ble Bombay High Court in the case of Bharat Petroleum Corpn.

Ltd. v. ITAT [2013] 359 ITR 371/[2014] 42 taxmann.com 25, while dealing with an identical issue has held in paras 16 to 18 as under:

"16. It was next contended on behalf of the petitioner that the power of the Tribunal under section 254(2) of the Act is only to rectify 12 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar an error apparent from the record. It does not empower the Tribunal to recall its earlier order dated December 6, 2007, for which the miscellaneous application was filed on August 6, 2012. It was submitted on behalf of the petitioner that the application under section 254(1) of the Act would be the only provision under which an application could be made for recall of an order, as under section 254(2) of the Act only the order can be rectified but cannot be recalled. We find that there is an error apparent on record and the miscellaneous application is to correct the error apparent from the record. The consequence of such rectification application being allowed may lead to a fresh hearing in the matter after having recalled the original order. However, the recall, if any, is only as a consequence of rectifying the original order. It is pertinent to note that section 254(2) of the Act does not prohibit the recall of an order. In fact the power/jurisdiction of the Tribunal to recall an order on rectification application made under section 254(2) of the Act is no longer res integra. The issue stands covered by the decision of the apex court in Asstt. CIT v. Saurashtra Kutch Stock Exchange Ltd. [2008] 305 ITR 227 which held that though the Tribunal has no power to review its own order, yet it has jurisdiction to rectify any mistake apparent on the face of the record and as a consequence, therefore, the Tribunal can even recall its order. In the above case, before the apex court on October 27, 2000, the Tribunal dismissed the appeal of stock exchange holding that it was not entitled to exemption under section 11 read with section 12 of the Act. On November 13, 2000, the stock exchange filed a rectification application under section 254(2) of the Act before the Tribunal. The Tribunal by its order dated September 5, 2001, allowed the application and held that there was a mistake apparent on the record which required rectification. Accordingly, the Tribunal recalled its order dated October 27, 2000, for the purpose of entertaining the appeal afresh. The Revenue filed a writ petition in the Gujarat High Court challenging the order dated September 5, 2001. The above challenge by the Revenue was 13 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar turned down by the Gujarat High Court. The Revenue carried the matter in appeal to the apex court which also dismissed the appeal of the Revenue. The apex court observed that the Tribunal in its original order while dismissing the stock exchange (assessee's) appeal overlooked the binding decisions of the jurisdictional High Court. This mistake was corrected by the Tribunal under section 254(2) of the Act. The Supreme Court held that the rectification of an order stands on the fundamental principle that justice is above all and upheld the exercise of power under section 254(2) of the Act by the Tribunal in recalling its earlier order dated October 27, 2000. Thus, recall of an order is not barred on rectification application being made by one of the parties. In these circumstances, the application would be an application for rectification of the order dated December 6, 2007, and would stand governed by section 254(2) of the Act.
17. In the facts of the present case there can be no denial that the order dated December 6, 2007, suffers from an error apparent from the record. The error is in having ignored the mandate of rule 24 of the Tribunal Rules which required the Tribunal to dispose of the matter on the merits after hearing the respondents. In these circumstances, an application for rectification would be under section 254(2) of the Act. The recall of an order would well be a consequence of rectifying an order under section 254(2) of the Act. In these circumstances, we find no reason to interfere with the order of the Tribunal holding that the miscellaneous application filed by the appellant is barred by limitation under section 254(2) of the Act as it was filed beyond a period of four years from the order sought to be rectified.
18. Before concluding, we would like to make it clear that an order passed in breach of rule 24 of the Tribunal Rules, is an irregular order and not a void order. However, even if it is assumed that the order in breach of rule 24 of the Tribunal Rules is an void order, yet the same would continue to be binding till it is set aside 14 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar by a competent tribunal. In fact, the apex court in the Sultan Sadik v. Sanjay Raj Subba reported in [2004] 2 SCC 377 observed as under: "Patent and latent invalidity In a well known passage Lord Radcliffe said: 'An order, even if not made in good faith, is still an act capable at legal consequences. It bears no brand of invalidity upon its forehead. Unless the necessary proceedings are taken at law to establish the cause of invalidity and to get it quashed or otherwise upset, it will remain as effective for its ostensible purpose as the most impeccable of orders.' This must be equally true even where the 'brand of invalidity' is plainly visible: for there also the order can effectively be resisted in law only by obtaining a decision of the court." Further, the Supreme Court in Sneh Gupta v. Devi Sarup [2009] 16 SCC 194 has observed. "We are concerned herein with the question of limitation. The compromise decree, as indicated herein before, even if void was required to be set aside. A consent decree as is well known, is as good as a contested decree. Such a decree must be set aside if it has been passed in violation of law. For the said purpose, the provisions contained in the Limitation Act, 1963, would be applicable. It is not the law that where the decree is void, no period of limitation shall be attracted at all." Therefore, in this case also the period of four years from the date of order sought to be rectified/recalled will apply as provided in section 254(2) of the Act. This is so even if it is assumed that the order dated December 6, 2006, is a void order. 19 We shall now answer the questions arising in this case as raised by us in paragraph 4 above as under :
Question (a) : No. The Tribunal has no power in terms of rule 24 of the Tribunal Rules to dismiss an appeal before it for non- prosecution.
Question (b) : The miscellaneous application for recall of an order falls under section 254(2) of the Act and not under section 254(1) of the Act.
15 MA No.41/JP/2019
Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar Question (c) : Does not arise in view of our response to query (b) above.
20. In view of the reasons given hereinabove, we find the Tribunal was correct in dismissing the miscellaneous application by its order dated April 10, 2013, as being beyond the period of four years as provided under section 254(2) of the Act.
21. Accordingly, the petition is dismissed with no order as to costs."

8. In view of the facts and circumstances of the case as well as the decision of the Hon'ble Bombay High Court in the case of Bharat Petroleum Corpn. Ltd. (supra), we hold that the miscellaneous petition filed by the assessee are beyond the period of limitation as provided under section 254(2) and are not maintainable. Accordingly the same is dismissed being barred by limitation."

Accordingly, in view of the above facts and circumstances as discussed in foregoing paras as well as the decision of the Bangalore Benches of the Tribunal (supra) the miscellaneous petition filed by the Revenue on 22.05.2017 is beyond the period of limitation expired on 30.11.2016 and according the same is not maintainable."

Accordingly, in view of the facts and circumstances of the case when the miscellaneous application is barred by limitation and following the earlier order of this Tribunal in case of ITO vs. Shri Ram Ratan Modi (Supra) we dismissed the miscellaneous application as not maintainable being barred by limitation.'' In view of the facts and circumstances of the case as discussed above as well as maintaining the rule of consistency, we follow earlier order of this Tribunal and hold that the Misc. Application filed by the assessee after 16 MA No.41/JP/2019 Shri Bhawani Singh vs ITO, Ward- Bhiwadi, Alwar the period of limitation provided u/s 254(2) of the Act is not maintainable being barred by Limitation. Thus the Misc. Application of the assessee is dismissed.

3.0 In the result, the Misc. Application of the assessee is dismissed.

Order pronounced in the open court on 30 /12/2019.

       Sd/-                                                 Sd/-
 ¼ foØe flag ;kno ½                                       ¼fot; iky jko½
(Vikram Singh Yadav)                                      (Vijay Pal Rao)
ys[kk lnL;@ Accountant Member                     U;kf;d lnL;@Judicial Member


Tk;iqj@Jaipur
fnukad@Dated:-           30 /12/ 2019

*Mishra

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Shri Bhawani Singh, Alwar
2. izR;FkhZ@ The Respondent- The ITO,Ward- Bhiwadi, Alwar
3. vk;dj vk;qDr¼vihy ) @ CIT(A),
4. vk;dj vk;qDr@ CIT,
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (MA No.41/JP/2019) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar