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 1]

Income Tax Appellate Tribunal - Kolkata

Manoj Kr.Anil Kr.Engineering Private ... vs D.C.I.T.,Ciecle-3(1), Kolkata on 6 July, 2020

                       IN THE INCOME TAX APPELLATE TRIBUNAL
                            KOLKATA 'A' BENCH, KOLKATA
                                    (Virtual Court)
(Before Sri J. Sudhakar Reddy, Accountant Member & Sri Aby T. Varkey, Judicial Member)
                                             I.T.A. No. 294/Kol/2020
                                            Assessment Year: 2013-14

Manoj Kr. Anil Kr. Engineering Private Limited......................................................................Appellant
[PAN: AAFCM 4305 G]
                                            Vs.

DCIT, Circle-3(1), Kolkata........................................................................................................Respondent

Appearances by:
None appeared on behalf of the Assessee.

Sh. Dhrubajyoti Ray, JCIT, Sr. DR, appeared on behalf of the Revenue.

Date of concluding the hearing                   : July 6th, 2020
Date of pronouncing the order                    : July 6th, 2020


                                                         ORDER

Per J. Sudhakar Reddy, AM:

This is an appeal filed by the assessee directed against the order of the Commissioner of Income Tax (Appeals)-16, Kolkata dated 20.12.2018 ('CIT(A)' for short) passed u/s 250 of the Income Tax Act, 1961 ('the Act' for short).

2. None appeared on behalf of the assessee. There is no application for adjournment either. We find that the ld. CIT(A) has passed an ex-parte order. He has not disposed off the appeal on merits. Such dismissal for non-prosecution is not permissible in law.

3. The ld. DR submitted that the issue may be restored to the file of the ld. CIT(A) as there was violation of principles of natural justice at the stage of the assessment itself.

4. Under these circumstances we set aside the matter to the file of the ld. CIT(A) for fresh adjudication in accordance with law.

2

I.T.A. No. 294/Kol/20120 Assessment Year: 2013-14 Manoj Kr. Anil Kr. Engineering Private Limited.

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

Kolkata, the 6th July, 2020.

         Sd/-                                                                               Sd/-
    [Aby T. Varkey]                                                         [J. Sudhakar Reddy]
   Judicial Member                                                          Accountant Member
   Dated: 06.07.2020
   Bidhan

   Copy of the order forwarded to:

1. Manoj Kr. Anil Kr. Engineering Private Limited, C/o Rajesh Mohan & Associates, Unit No. 18, 5th Floor, Bagati House, 34, Ganesh Chandra Avenue, Kolkata-700 013.

2. DCIT, Circle-3(1), Kolkata.

3. CIT(A)-16, Kolkata. (sent through mail)

4. CIT-

5. CIT(DR), Kolkata Benches, Kolkata. (sent through mail) True copy By order Assistant Registrar ITAT, Kolkata Benches