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 0]

Income Tax Appellate Tribunal - Indore

M/S. Pumarth Properties & Holdings Pvt. ... vs The Acit (Central) I, Indore on 12 November, 2018

Pumarth Properties & Holding Pvt. Ltd
SA No.656/Ind/2018

             IN THE INCOME TAX APPELLATE TRIBUNAL,
                      INDORE BENCH, INDORE
           BEFORE SHRI KUL BHARAT, JUDICIAL MEMBER
                              AND
            SHRI MANISH BORAD, ACCOUNTANT MEMBER

                              S.A. No. 65/Ind/2018
                     Arising out of I.T.A. No. 291/Ind/2017
                           Assessment Year: 2012-13

M/s.Pumarth Properties                    :: Applicant
& Holding Pvt.Ltd.,
Indore.

vs.
Assistant Commissioner of                 :: Respondent
Income -tax,
Central (1),
Indore.

PAN: AACCP0838Q
Applicant by                              : Shri Gagan Tiwari, Adv .

Respondent by                             : Shri R.P. Mourya, Sr.DR
Date of hearing                             12.11.2018
Date of pronouncement                     : 12.11.2018

                                        ORDER
PER MANISH BORAD, A.M.

This application is filed by the assessee seeking stay of the demand of Rs. 84,35,000/- on account of penalty levied u/s 271AAB of the Income-tax Act, 1961.

1 Pumarth Properties & Holding Pvt. Ltd SA No.656/Ind/2018

2.. Ld. Counsel for the assessee submitted that the assessee as per orders of Hon'ble Tribunal vide order No.SA 46/Ind/2018 dated 20.08.2018 has granted stay of demand for 90 days or disposal of appeal whichever is earlier. Ld. Counsel for the assessee further submitted that the matter could not be disposed off within the stipulated period of 90 days as the matter was fixed for hearing last on 31.10.2018 and was adjourned to 04.12.2018 on the request of revenue. The assessee has now sought extension of the above stay demand till the disposal of case by the Tribunal.

3. On the other hand, the Ld. Departmental Representative opposed the request but could not controvert the above submission.

4. We have heard the rival contentions and perused the records placed before us. We find that the present stay application is for the extension of the stay already granted by us vide order dated 20.08.2018. Considering the rival submissions, we are of the considered view that the present stay applications deserves to be allowed. We therefore grant a further stay of 60 days from the date of this order or before the disposal of appeal whichever event occurs earlier subject to the same conditions as mentioned in our earlier stay order dated 20.08.18.

2

Pumarth Properties & Holding Pvt. Ltd SA No.656/Ind/2018

5. The stay application is disposed off accordingly subject to conditions herein above.

Order was pronounced in the open court on 12.11.2018 Sd/- Sd/-

      (KUL BHARAT)                         (MANISH BORAD)
    JUDICIAL MEMBER                      ACCOUNTANT MEMBER

Indore: 12 November, 2018
 /Dev


Copy to: Assessee/AO/Pr. CIT/ CIT (A)/ITAT (DR)/Guard file.

By order Asstt. Registrar,ITAT, Indore .

3