IN THE HIGH COURT OF JHARKHAND AT RANCHI
Tax Appeal No. 10 of 2009
The Commissioner of Income Tax, Ranchi .... ... Appellant
Versus
M/s Shivam Complex, Hazaribagh ..... ... Respondent
--------
CORAM : HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR. JUSTICE H.C. MISHRA
------
For the Appellant : Mr. Deepak Roshan, Advocate
For the Respondent : Mr. Ajay Poddar, Advocate
------
Dated: 19th of August, 2011
Heard learned counsel for the parties on the question of law that
whether, in case where as per the provisions of Section 251(2) of the Income
Tax Act, 1961, the Commissioner of Income Tax (Appeal) has not given an
opportunity of hearing to the assessee to show cause against any enhancement
in the liability of the assessee, than the Income Tax Tribunal was justified in
not remanding the matter to the appellate authority to give opportunity of
hearing to the assessee and pass fresh order and was justified in setting aside
the addition.
Learned counsel for the respondents has submitted that the
Income Tax Tribunal not only allowed the appeal of the assessee on that legal
ground alone, but also considered the merits of the case in paragraph-6.
We have perused paragraph-6 of the impugned judgment dated
25th September 2008 and we are of the considered opinion that in paragraph-6,
only the argument of the counsel were taken note of and in paragraph-7, the
Tribunal has specifically held that in view of the illegality in the order passed
by the Commissioner (Appeal), which is in violation of Section 251(2) of the
Act of 1961, the Tribunal is not going into the merits of the addition made by
the C.I.T (Appeal). Therefore, the Tribunal has not decided the question of fact
on merit and decided the appeal only on the question of law.
We are of the considered opinion that in a case where an
opportunity of hearing was not given under Section 251 (2) of the Act of 1961,
then instead of setting aside the addition, the matter should have been
remanded to the Commissioner of Income Tax (Appeal) for giving an
opportunity of hearing to the assessee and to pass an order. Therefore, this tax
appeal is allowed. The impugned order dated 25th September 2008 is set aside
and the matter is remanded to the C.I.T.(Appeal) to comply with the provisions
of Section 251(2) of the Act of 1961 and afford an opportunity of hearing to
the assessee and pass an order.
(Prakash Tatia, A.C.J.)
( H.C. Mishra, J.)
R.Kr./B.S.