Income Tax Appellate Tribunal - Jaipur
Smt. Gopali Devi Meena, Jaipur vs Dcit, Circle-6, Jaipur, Jaipur on 8 July, 2020
vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES '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
vk;dj vihy la-@ITA No. 198/JP/2020
fu/kZkj.k o"kZ@Assessment Year :2001-02
Smt. Gopali Devi Meena cuke DCIT,
14, Sidharth Nagar, A- Block, Vs. Circle-06,
Jawahar Circle, Jaipur Jaipur
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: AGNPM0455C
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksj l@
s Assessee by : None
jktLo dh vksj ls@ Revenue by : Ms. Chanchal Meena (Addl. CIT)
lquokbZ dh rkjh[k@ Date of Hearing : 08/07/2020
mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 08/07/2020
vkns'k@ ORDER
PER: VIKRAM SINGH YADAV, A.M. This is an appeal filed by the assessee against the order of ld. CIT(A)-2, Jaipur dated 23.12.2019 confirming the addition of Rs 10,19,358/- as unexplained expenditure u/s 69C made by the Assessing officer.
2. The hearing of the matter was scheduled for today through video conferencing in view of the ongoing Covid-19 pandemic situation in the country. None appeared on behalf of the assessee. However, an adjournment application was received by the Registry through email stating that the assessee is contemplating to opt for VIVAD SE VISHWAS SCHEME and therefore matter may be adjourned.
3. The ld. DR is heard who has drawn our reference to the order of ld. CIT(A) and submitted that ample opportunity has been provided by the ld 2 ITA No. 198/JP/2020 Smt. Gopali Devi Meena, Jaipur Vs. DCIT, Jaipur CIT(A), however, every time, the matter was listed for hearing, adjournment application was filed by the authorized representative and effectively, there is no compliance to the notices before the ld CIT(A) and the matter has accordingly been decided by the ld CIT(A) confirming the addition made by the AO. It was further submitted that even before the Tribunal, the matter has been listed in the past, however, the authorized representative has sought adjournment from time to time and even today, when the matter was listed for hearing, request has been made for adjourning the matter. It was accordingly submitted that more than adequate opportunity has been provided by the ld. CIT(A) and the Tribunal, no useful purpose would be served in providing further opportunity to the assessee. On merits, the ld DR supported the findings of the lower authorities.
4. We have heard the rival submissions and pursued the material available on record. We find that this is the second round of appellate proceedings before the Tribunal wherein the Assessing officer has passed the impugned order dated 30.12.2017, pursuant to the order of the Hon'ble High Court, whereby addition of Rs 10,19,358/- as unexplained expenditure u/s 69C has been made and which has been confirmed by the ld CIT(A). No doubt, the matter has been listed for hearing before the ld CIT(A) on couple of occasions and has been adjourned by the ld CIT(A) on each of such occasions at the request of the authorized representative and on the last occasion, there is non- compliance as well and therefore, the matter has been decided ex-parte by the ld CIT(A). However, given that the assessee through her authorized representative has stated that she is contemplating filing an application under VIVAD SE VISHWAS SCHEME in the near future and thus intend to end this litigation, we find that no useful purpose would be served in granting further adjournment in the matter and the adjournment application is hereby rejected. At the same time, given that the matter has not been decided on merits, we deem it appropriate to remand the matter to the file of the ld CIT(A). This will not prejudice the right of the assessee in availing of the aforesaid settlement 3 ITA No. 198/JP/2020 Smt. Gopali Devi Meena, Jaipur Vs. DCIT, Jaipur scheme as once the assessee decides to opt for the scheme and has taken necessary steps as so specified therein, she can bring the same to the notice of the ld CIT(A) who shall then decide and take appropriate action as per law.
5. With the aforesaid directions, the matter is set-aside to the file of the ld CIT(A) who shall decide the same afresh after providing reasonable opportunity to the assessee.
In the result, appeal of the assessee is allowed for statistical purposes.
Order pronounced in the open Court on 08/07/2020.
Sd/- Sd/-
¼fot; iky jko½ ¼foØe flag ;kno½
(Vijay Pal Rao) (Vikram Singh Yadav)
U;kf;d lnL;@Judicial Member ys[kk lnL;@Accountant Member
Tk;iqj@Jaipur
fnukad@Dated:- 08/07/2020
*Ganesh Kr.
vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:
1. vihykFkhZ@The Appellant- Smt. Gopali Devi Meena, Jaipur
2. izR;FkhZ@ The Respondent- DCIT, Circle-06, Jaipur
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur.
6. xkMZ QkbZy@ Guard File {ITA No. 198/JP/2020} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar