IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
ITA No.625 of 2007
Date of decision: 22.10.2008
M/s Poonam Industries
-----Appellant
Vs.
CIT, Aaykar Bhawan, Jalandhar
-----Respondent
CORAM:- HON’BLE MR JUSTICE ADARSH KUMAR GOEL
HON’BLE MR JUSTICE L.N.MITTAL
Present: Mr. SK Mukhi, Advocate for the appellant.
Mr. Vivek Sethi, Standing Counsel for the revenue.
Adarsh Kumar Goel, J
1. This appeal has been preferred by the assessee under
section 260A of the Income Tax Act, 1961 (in short, ‘the Act’)
against the order of the Income Tax Appellate Tribunal Amritsar
dated 6.7.2007 in ITA No.273(ASR)/2005, for the assessment
year 2000-01.
2. Substantial question of law proposed in the appeal,
which has been pressed is in para 7 (I), which is as under:-
ITA no.625 of 2007 2
“Whether, on the facts and circumstances of the
case, the ITAT was justified in confirming the
action of CIT(A) in not condoning the delay by
treating the ground of bad health of one of the
partner as reason for delay of 5 months in filing the
appeal as not genuine by completely ignoring the
facts and circumstances, explanations, evidences
filed and on record and also the principles of natural
justice and the case law as relied upon by the
appellant.”
3. Aggrieved by the order of assessment, the assessee had
preferred an appeal before the CIT(A). The same was barred by
five months. The CIT(A) dismissed the same with the following
observations:-
“4.I have considered the matter and perused the
documentary evidence submitted by the appellant in
support of the above assertion. It is seen that most of
it relates to the period beginning the last week of
August 2004 and early part of September 2004
which is more than a year beyond the date on which
the appeal was belatedly filed on 22nd August, 2003.
Earlier to that he had a lipid profile done on
14.3.2003, at Tagore heart Care & Research Centre
Pvt. Limited, Jalandhar, which showed that total
lipid is 718 mg/dl (reference upto 190 mg/dl and
ITA no.625 of 2007 3S.Triglycerides 108 mg/dl (ref.25-160 mg/dl). As
regards the evidence that relates to bye pass surgery
done at the Escorts Hospital Delhi sometime in
August, September 2004 the same is clearly not
relevant because the appeal had been filed on
22.8.2003. As regards the other documents
submitted the results of the pathological test that
have been reproduced hereinabove clearly show that
there was nothing serious about the health condition
of Shri R.B.K.Choudhary, partner, as is sought to be
projected by the learned counsel inasmuch as every
item of pathological finding is well within the
reference range. In fact, the report is way better than
that of even a common man, who would show some
aberrations if taken to a pathological laboratory
without any complaint.”
4. The said view has been affirmed by the Tribunal.
5. We have heard learned counsel for the parties and
perused the record.
6. Learned counsel for the assessee points out that there
is an error of fact in the observations of the ITAT. The period of
illness was not only August 2004, as assumed in the impugned
order. The period of illness also covered earlier period.
ITA no.625 of 2007 4
7. Learned counsel for the revenue submits that even if
there was illness of one of the partners, the other partner could
have pursued the appeal and the other partner appeared in
another income tax matter which has been noticed in the order of
the Tribunal.
8. We are of the view that though, a party is required to
explain each day’s delay and to show that it was prevented by
sufficient cause in filing the appeal in time, power to condone
delay has to be exercised in a pragmatic manner to advance
substantial justice. The plea of illness is admittedly not fake. Even
if the other partner had appeared in another income tax case, the
same could not be conclusive against genuineness of the reason
given by the assessee. Every partner may not be aware of all the
affairs of the firm. No harm would be done to either party if the
matter is heard on merits.
9. For the above reasons, we decide the question
proposed in favour of the assessee and accordingly, set aside the
impugned order. We remand the matter back to the CIT(Appeals)
for a fresh decision on merits in accordance with law. The
appellant will appear before the CIT(Appeals), Jalandhar for
further proceedings on December 19, 2008.
ITA no.625 of 2007 5
10. The appeal is disposed of.
(Adarsh Kumar Goel)
Judge
October 22, 2008 (L.N.Mittal)
'gs' Judge