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 4, Cited by 2]

Income Tax Appellate Tribunal - Jaipur

Rajasthan State Road Development & ... vs Acit, Jaipur on 5 April, 2017

             vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
              IN THE INCOME TAX APPELLATE TRIBUNAL,
                   JAIPUR BENCHES (SMC), JAIPUR

                     Jh Hkkxpan] ys[kk lnL;] ds le{k
          BEFORE: SHRI BHAGCHAND, ACCOUNTANT MEMBER

                  vk;dj vihy la-@ITA No. 38/JP/2017
                 fu/kZkj.k o"kZ@Assessment Year : 2002-03
 M/s Rajasthan State Road              cuke     A.C.I.T.,
 Development & Construction            Vs.      Circle-6,
 Corporation Ltd.,                              Jaipur.
 Setu Bhawan, Jhalana Doongri,
 Jaipur.

 LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: AABCR 9650 F
 vihykFkhZ@Appellant                           izR;FkhZ@Respondent

      fu/kZkfjrh dh vksj ls@ Assessee by : Shri P.C. Parwal (CA)
      jktLo dh vksj ls@ Revenue by : Smt. Poonam Rai (DCIT)

              lquokbZ dh rkjh[k@ Date of Hearing : 03/04/2017
      mn?kks"k.kk dh rkjh[k@ Date of Pronouncement : 05/04/2017

                             vkns'k@ ORDER

PER: BHAGCHAND, A.M. This is an appeal filed by the assessee against the order dated 30/11/2016 passed by the ld CIT(A)-2, Jaipur for the A.Y. 2002-03, wherein the assessee has only one ground of appeal, which is against not allowing the interest on refund U/s 244A of the Income Tax Act, 1961 (in short the Act) for the period November, 2002 to March 2003 by holding that as the assessee has filed the return delayed by 5 months, delay in 2 ITA 38/JP/2017_M/s Rajasthan State Road Development & Construction Corp. Ltd. Vs ACIT granting refund is attributable to the assessee and thus no interest is allowable for that period.

2. Brief facts of the case are that the assessee has submitted return of income on 30/3/2003. The due date of filing of return was 31/10/2002. The Assessing Officer granted the interest U/s 244A of the Act for the period from 01/4/2002 to 31/10/2002. Thereafter from 01/4/2003 to 31/8/2004. For the period from 01/11/2002 to 31/3/2003, the interest was not granted on the basis that the assessee has not submitted the return of income within the prescribed time and the delay was attributable to the assessee.

3. At the outset of hearing, the ld AR has drawn our attention towards the provisions of Section 244A(2) of the Act wherein he pleaded that where any question arises as to the period to be excluded, it shall be decided by the Pr.CIT/CCIT/CIT, whose decision shall be final. From the facts of the case, it is clear that the delay for the period from 01/11/2002 to 31/3/2003 was on account of not submitting the return in time and therefore, it is clearly attributable to the assessee. However, the Assessing Officer while denying the interest U/s 244A of the Act, has not followed the procedure as provided in Section 244A(2) of the Act, therefore, the matter is restored back to the file of the Assessing Officer 3 ITA 38/JP/2017_M/s Rajasthan State Road Development & Construction Corp. Ltd. Vs ACIT to comply with the requirement of Section 244A(2) of the Act and decide the issue de novo.

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

Order pronounced in the open court on 05/04/2017.

Sd/-

¼Hkkxpan½ (BHAGCHAND) ys[kk lnL;@Accountant Member Tk;iqj@Jaipur fnukad@Dated:- 05th April, 2017 *Ranjan vkns'k dh izfrfyfi vxzsf'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- M/s Rajasthan State Road Development & Construction Corporation Ltd., Jaipur.
2. izR;FkhZ@ The Respondent- The ACIT, Circle-6, Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr¼vihy½@The CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No. 38/JP/2017) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar