ITAT No. 55 of 2011
GA No. 577 of 2011
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction [Income Tax]
ORIGINAL SIDE
DIPAK KUMAR SINGHA
Versus
UNION OF INDIA & ORS.
For Appellant : Mr. S. N. Dutta, Advocate
For Respondents : Md. Nizumuddin, Advocate
BEFORE:
The Hon’ble JUSTICE BHATTACHARYA
The Hon’ble JUSTICE DR. SAMBUDDHA CHAKRABARTI
Date : 17th May, 2011.
This appeal is at the instance of the assessee and is directed
against an order dated 17th September, 2010 passed by the Income Tax Appellate
Tribunal “B” Tribunal, Kolkata in MA No.145 (Kol) of 2009 relating to the
Assessment Year 2002-03 thereby dismissing a miscellaneous application for
rectification of the order dated 14th August, 2009 passed in ITA No. 615 (Kol) of
2009.
It appears that against an order imposing penalty under Section
271(D) of the Income Tax Act for violation of Section 269(SS) of the Act for taking
loan of more than Rs.20,000/- by cash, the penalty proceeding was initiated and
the penalty was imposed.
2
Against such decision, appeal was taken to the Tribunal and the
Tribunal dismissed such appeal.
Subsequently, the said application for rectification was filed.
We have gone through the application for rectification, which is
annexed to the stay application. It appears that no ground was taken justifying
rectification of the said order passed by the Tribunal within the narrow scope of
such rectification. The Tribunal below pointed out that on being asked the
learned advocate appearing on behalf of the assessee could not point out any
mistake apparent on the face of the record.
Before us also the learned counsel appearing on behalf of the
appellant wanted to argue the matter on merit as if we are hearing the appeal
against the original order of the Tribunal.
We are of the view that in the fact of the present case the learned
Tribunal below rightly dismissed the application for rectification as no case of
rectification was made out.
We, thus, find no merit in this appeal.
Urgent photostat certified copy of this order, if applied for, be
supplied to the parties subject to compliance with all requisite formalities.
(BHATTACHARYA, J.)
(DR. SAMBUDDHA CHAKRABARTI, J.)
sm
AR[CR]