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 0, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

Almatis Alumina Private Ltd, Kolkata vs Dcit, Circle - 8(1), Kolkata, Kolkata on 6 July, 2018

                                              1
                                                                                  MA Nos.104-105/Kol/2018
                                                             Almatis Alumina Pvt. Ltd., AYs- 2012-13-2013-14


                   आयकर अपील
य अधीकरण,  यायपीठ - "C" कोलकाता,
        IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH: KOLKATA
     (सम )Before  ी ऐ. ट . वक
,  यायीक सद य एवं/and  ी एम .बालागणेश, लेखा सद य)
               [Before Shri A. T. Varkey, JM & Shri M.Balaganesh, AM]

                              M.A. Nos.104 & 105/Kol/2018
                           In I.T.A. Nos. 726 & 2361/Kol/2017
                          Assessment Years: 2012-13 & 2013-14

Almatis Alumina Pvt. Ltd.                  Vs.    Deputy Commissioner of Income-tax,
(PAN: AACCA2120N)                                 Circle-8(1), Kolkata.
Applicant                                         Respondent


        Date of Hearing                06.07.2018
        Date of Pronouncement          06.07.2018
        For the Applicant              Shri Pratyush Jhunjhunwala, Advocate
        For the Respondent             Shri P. K. Srihari, CIT, DR


                                  ORDER

Per Shri A.T.Varkey, JM

Vide these Misc. Applications the assessee wants us to recall our ex parte order passed on 09.05.2018 for AYs 2012-13 and 2013-14 in ITA Nos. 726 & 2361/Kol/2017.

2. At the outset itself, we note that this is an ex parte order passed by us in these matters on 09.05.2018. At the time of hearing, Ld. Counsel for the assessee submitted that on the date of hearing i.e. on 07.05.2018 the Ld. AR of the assessee failed to appear before the Bench due to inadvertent mistake to follow the date for rescheduling the case on 15.03.2018 to 07.05.2018. He also submitted that the assessee had inadvertently missed the said noting on the cause list and failed to appear before the Bench. He, therefore, submitted that the non-appearance before the ITAT was neither deliberate nor intentional. So, he prayed that the ex parte order be set aside and the same be recalled for hearing on merits. Since there is reasonable cause for the Ld. AR of the assessee not to appear before us on the 2 MA Nos.104-105/Kol/2018 Almatis Alumina Pvt. Ltd., AYs- 2012-13-2013-14 date fixed for hearing, we are inclined to recall our order passed on 09.05.2018 dismissing the appeal for non appearance of the Ld. AR of the assessee. We order accordingly. It is also directed that the appeals be fixed for hearing on 16.08.2018 and no notice is required to be sent to either of the parties as the date is pronounced in the open court.

3. In the result, Misc. applications of assessee are allowed.

Order is pronounced in the open court.

      Sd/-                                                              Sd/-
(M. Balaganesh)                                                  (Aby. T. Varkey)
 Accountant Member                                                Judicial Member

                             Dated : 6th July, 2018

Jd.(Sr.P.S.)

Copy of the order forwarded to:

1. Appellant - Almatis Alumina Pvt. Ltd., Kankaria Estate, 2nd floor, 6, Russel Street, Kolkata-700 071.

2 Respondent - DCIT, Circle-8(1), Kolkata.

3. CIT Kolkata.

4. DR, ITAT, Kolkata. (sent through e-mail) /True Copy, By order, Sr. Pvt. Secretary