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 7, Cited by 1]

Income Tax Appellate Tribunal - Hyderabad

Kalpana Raj Munirathnam, Hyderabad, ... vs Dcit, Central Circle-1(3), Hyderabad, ... on 2 February, 2018

        IN THE INCOME TAX APPELLATE TRIBUNAL
           HYDERABAD BENCH 'A', HYDERABAD

       BEFORE SHRI V. DURGA RAO, JUDICIAL MEMBER
     AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER

                       ITA No. 876/Hyd/2017
                     Assessment Year: 2012-13

Rajesh Naidu                  vs.    Dy. Commissioner of
Munirathnam, Hyderabad.              Income-tax,
                                     Central Circle - (1)(3), Hyd.
PAN - ADMPM 6749F

         Appellant                             Respondent

                       ITA No. 877/Hyd/2017
                     Assessment Year: 2012-13

Kalpana Raj Munirathnam,      vs.    Dy. Commissioner of
Hyderabad.                           Income-tax,
                                     Central Circle - (1)(3), Hyd.
PAN - AFXPM 1529A

         Appellant                             Respondent


                  Assessee by: Shri A.V. Raghuram
                   Revenue by: Smt. Suman Malik

               Date of hearing: 01/02/2018
       Date of pronouncement: 02/02/2018

                            O RDE R

PER V. DURGA RAO, J.M:

Both these appeals filed by the assessees, who are husband and wife, are directed against the orders of CIT(A) - 11, Hyderabad both, dated 29/10/2016 for AY 2012-13. and 2013-14. As identical issue is involved in these appeals, they were clubbed and heard together and, therefore, a consolidated order is passed for the sake of convenience.

2. Briefly the facts as taken from the assessee Shri Rajesh Naidu Munirathnam are, the assessee, an individual, is the 2 I.T.A. Nos. 876 & 877/Hyd/2017 Rajesh Naidu M. and Kalpana Raj M Managing Director of M/s General Agri Corporation Ltd., Hyderabad. He did not file any return of income originally. A search and Seizure operation u/s 132 of the Income-tax Act, 1961 (in short 'the Act') was conducted on 16/11/2012, consequent to which a notice u/s 153A of the Act was issued on 06/12/2013. In response, a return of income was filed on 01/10/2014 admitting an income of Rs. 5,87,51,850/-. The AO passed an order u/s 144 r.w.s. 153A of the Act on 31/03/2015 determining the assessable income of the assessee at Rs. 5,90,47,689/- by bringing to tax the capital gains on sale of shares of M/s General Agri Corporation Ltd.

2.1 Simultaneously, penalty proceedings u/s 271(1)(c) were initiated. In the penalty proceedings, the assessee contested that the assessment of capital gains was in fact what was declared in the return of income filed in response to notice u/s 153A and it was stated that assessment was not based on incriminating material and further urged that though assessment was not contested in appeal, a penalty could not be levied of the assessment was technically invalid.

2.2 After considering the submissions of the assessee, the AO rebutted the objections by stating that jurisdiction was validly assumed u/s 153A and the income offered in the return filed in response to notice u/s 153A was in consequence of detection during the search, and that the income assessed was something that should have been disclosed in a return filed u/s 139(1) in the first place. Accordingly, he levied a minimum penalty of Rs. 1,35,00,000/-.

3. Aggrieved by the order of the AO, the assessee preferred an appeal before the CIT(A) with a delay of 70 days 3 I.T.A. Nos. 876 & 877/Hyd/2017 Rajesh Naidu M. and Kalpana Raj M and filed an affidavit seeking condonation of delay of 70 days along with a petition and medical certificate.

4. The CIT(A) after considering the petition for condonation and medical certificate issued by the Doctor, observed that there was no hospitalisation and the patient was treated at home with medication and physiotherapy and the medical condition discernible from the 'Medical Certificate' does not suggest that assessee's medical condition could prevent him from even consulting his counsel, which errand is by no means an ardous act. Accordingly, the CIT(A) dismissed the appeal of the assessee in-limine on the ground that the assessee has not been able to make out a case for sufficient cause contemplated in section 249(3) as a result of which the delay in filing this appeal cannot be condoned.

5. Aggrieved by the order of the CIT(A), the assessee is in appeal before us raising the following grounds of appeal:

" 1. The order of the learned CIT(A) is erroneous both on facts and in law.
2. The learned CIT(A) erred in dismissing the appeal as in limine without condoning the delay mere on the basis of non appearance for one hearing, though the material required for condonation of delay is before him.
3. The learned CIT (A) erred in relying a decision of the Tribunal when the decision of the Jurisdictional High Court is very much in favour of the assessee to the effect that where there is a good case on merits, the revenue should not stand on technicalities of delay, and thereby erred in dismissing the appeal.
4. The learned CIT(A) ought to have appreciated the fact that the assessment order is invalid and no penalty could be levied on an invalid order and therefore ought to have condoned the delay and deleted the penalty levied ujs.271(1)(c).
5. Any other ground that may be urged at the time of hearing."
4 I.T.A. Nos. 876 & 877/Hyd/2017

Rajesh Naidu M. and Kalpana Raj M

6. Before us, ld. Counsel for the assessee submitted that the health condition of the assessee was very bad and at the relevant point of time he was not able to move and was suffering from severe cervical spondylosis with disc protrusion and he has diabetes and thyroid problem as well as he got urinary tract infection. He, therefore, submitted that under these circumstances, he was not able to approach the C.A. due to which there was a delay in filing the appeal before the CIT(A). He pleaded that the delay may be condoned and the appeal may be remitted back to the file of the CIT(A) with a direction to adjudicate the same on merits.

7. The ld. DR, on the other hand, relied on the order of CIT(A).

8. We have considered the submissions of both the parties and perused the material on record as well as gone through the orders of revenue authorities. There was a delay of 70 days in filing the appeal by the assessee before the CIT(A). The assessee filed a Doctor Certificate dated 26/12/2015 before the CIT(A), which was reproduced by the CIT(A) in his order at page 3 of his order. For the sake of clarity, the same is reproduced as under:

"This is to certify that Mr.tn. Rajesh Naidu, 49 yrs/male came to our hospital on 15.10.15 with complaints of weakness of both upper and lower limbs (Quadri paresis). He was investigated accordingly MRI cervical spine showed SEVERE CERVICAL SPONDYLOSIS WITH DISC PROTRUSION. He was advised for surgery. Due to his personal problems he cannot get the surgery done. He was advised bed rest and restrict his physical activities. He was treated at home with medications, and Physiotherapy. Two weeks later he got Urinary tract infection for which IV antibiotics were given by home nursing. His Ailments Diabetes and thyroid problem were treated accordingly. He had OPD follow ups every two weeks. His symptoms improved after 2 months of regular 5 I.T.A. Nos. 876 & 877/Hyd/2017 Rajesh Naidu M. and Kalpana Raj M physiotherapy and medications. He was reviewed again 23.12.15 assessment done and was permitted to carry out mimal Physical activities/ work to his possible extent. He was also advised for regular follow up."

9. From the Medical Certificate, it is very clear that the assessee is suffering from various diseases, such as, severe cervical spondylosis with disc protrusion and he has diabetes and thyroid problem as well as he got urinary tract infection. Under these circumstances, assessee was not able to approach the CA and file the appeal before the CIT(A) within the stipulated time. Though, the assessee was not admitted in the hospital, but, from the medical certificate, it is clear that assessee is suffering from various diseases, for which he needs to take up rest as per the advice of the Doctor. In our opinion, the assessee is prevented by sufficient cause in not filing the appeal before the CIT(A) in time. Accordingly, we set aside the order of the CIT(A) and restore the file back to the file of the CIT(A) with a direction to condone the delay of 70 days in filing the appeal before him and adjudicate the appeal de-novo, on merits in accordance with law after providing reasonable opportunity of being heard to the assessee in the matter. The assessee is directed to appear before the CIT(A) as and when the appeal is fixed for hearing to substantiate his case.

10. As the facts and grounds are materially identical in the case of Kalpana Raj M to that of Rajesh Naidu Munirathnam (supra), following the conclusions drawn therein, we restore this appeal also to the file of the CIT(A) with identical directions.

6 I.T.A. Nos. 876 & 877/Hyd/2017

Rajesh Naidu M. and Kalpana Raj M

11. In the result, both the appeals under consideration are treated as allowed for statistical purposes.

Pronounced in the open court on 2 nd February, 2018.

              Sd/-                           Sd/-
      (S. RIFAUR RAHMAN)               (V. DURGA RAO)
     ACCOUNTANT MEMBER                JUDICIAL MEMBER


Hyderabad, dated 2 nd February, 2018

kv

Copy forwarded to:

1.     Rajesh Naidu Munirathnam
2      Kalpana Raj Munirathnam, C/o S/Shri K. Vasantkumar, AV

Raghuram, P. Vinod & M. Neelima Devi, Advocates, 610 Babukhan Estate, Basheerbagh, Hyderabad - 500 001.

2. DCIT, Central Circle - 1(3), Hyderabad.

3. CIT(A) - 11, Hyderabad 4 Pr. CIT (Central), Hyderabad 5 The DR, ITAT, Hyderabad 6 Guard File