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 1, Cited by 0]

Bombay High Court

The Pr. Commissioner Of Income ... vs Sai Service Station Limited on 12 December, 2018

Bench: Akil Kureshi, M.S. Sanklecha

                                                                    14. OS ITXA 183-09 + 30.doc

R.M. AMBERKAR
 (Private Secretary)
                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                        O.O.C.J.

                               INCOME TAX APPEAL (IT) NO. 183 OF 2009

                       The Commissioner of Income Tax-V, Pune .. Appellant
                            Vs
                       Poona Bottling Company Ltd, Pune       .. Respondent
                                                 WITH
                             INCOME TAX APPEAL (IT) NO. 1962 OF 2013

                       The Commissioner of Income Tax-3, Mumbai.. Appellant
                            Vs
                       M/s. Maharashtra Airport Dev. Co. Ltd  .. Respondent
                                                  WITH
                             INCOME TAX APPEAL (IT) NO. 1009 OF 2016

                       Pr. Commissioner of Income Tax-3     .. Appellant
                             Vs
                       S.D. Corporation Pvt Ltd             .. Respondent
                                                 WITH
                              INCOME TAX APPEAL (IT) NO. 1377 OF 2016

                       Pr. Commissioner of Income Tax -3, Mumbai.. Appellant
                             Vs
                       M/s. Reliance Gems & Jewels Ltd          .. Respondent
                                                 WITH
                              INCOME TAX APPEAL (IT) NO. 1516 OF 2016

                       Pr. Commissioner of Income Tax -3, Mumbai.. Appellant
                             Vs
                       M/s. Gill & Company Pvt Ltd              .. Respondent
                                                   WITH
                                INCOME TAX APPEAL (IT) NO. 38 OF 2017
                                                   WITH
                                INCOME TAX APPEAL (IT) NO. 39 OF 2017

                       Pr. Commissioner of Income Tax -3, Mumbai     .. Appellant
                             Vs
                       M/s. White Pearls Hotels & Inv P Ltd     .. Respondent




                                                                                            1 of 5



                         ::: Uploaded on - 15/12/2018              ::: Downloaded on - 27/12/2018 05:52:06 :::
                                          14. OS ITXA 183-09 + 30.doc


                       WITH
        INCOME TAX APPEAL (IT) NO. 892 OF 2017
                       WITH
       INCOME TAX APPEAL (IT) NO. 1788 OF 2017

Pr. Commissioner of Income Tax -3, Mumbai      .. Appellant
      Vs
M/s. The Air Cargo Agencies Ass. of India .. Respondent
                           WITH
       INCOME TAX APPEAL (IT) NO. 1299 OF 2017

Pr. Commissioner of Income Tax -4    .. Appellant
      Vs
M/s. Tasty Bite Eatables Ltd              ..
Respondent
                             WITH
       INCOME TAX APPEAL (IT) NO. 1315 OF 2017

Pr. Commissioner of Income Tax 4     ..        Appellant
      Vs
Yahazaki Mazak India P Ltd           ..        Respondent
                           WITH
       INCOME TAX APPEAL (IT) NO. 1450         OF 2017
                           WITH
       INCOME TAX APPEAL (IT) NO. 1941         OF 2017

Pr. Commissioner of Income Tax 5           .. Appellant
      Vs
Siddhant Consultancy Pvt Ltd               .. Respondent
                           WITH
       INCOME TAX APPEAL (IT)      NO. 1571 OF 2017
                           WITH
       INCOME TAX APPEAL (IT)      NO. 1716 OF 2017
                           WITH
       INCOME TAX APPEAL (IT)      NO. 1849 OF 2017
                           WITH
       INCOME TAX APPEAL (IT)      NO. 1952 OF 2017

Pr. Commissioner of Income Tax 4           .. Appellant
      Vs
Tata Ficosa Automotive Systems Ltd         .. Respondent




                                                                 2 of 5



  ::: Uploaded on - 15/12/2018          ::: Downloaded on - 27/12/2018 05:52:06 :::
                                        14. OS ITXA 183-09 + 30.doc


                       WITH
       INCOME TAX APPEAL (IT) NO. 1581 OF 2017
                       WITH
       INCOME TAX APPEAL (IT) NO. 1854 OF 2017

Pr. Commissioner of Income Tax 3         .. Appellant
      Vs
Indian Refrigerator Company Ltd          .. Respondent

                       WITH
       INCOME TAX APPEAL (IT) NO. 1593 OF 2017

Pr. Commissioner of Income Tax 3, Mumbai .. Appellant
      Vs
Stone Shippers                           .. Respondent
                          WITH
       INCOME TAX APPEAL (IT) NO. 1828 OF 2017

Pr. Commissioner of Income Tax 3, Mumbai .. Appellant
      Vs
L K Earth Developers P Ltd               .. Respondent
                           WITH
       INCOME TAX APPEAL (IT) NO. 1947 OF 2017

Pr. Commissioner of Income Tax 4, Pune .. Appellant
      Vs
Aaiji Surobhi Group                    .. Respondent
                          WITH
        INCOME TAX APPEAL (IT) NO. 480 OF 2018

Pr. Commissioner of Income Tax 3     .. Appellant
      Vs
Frontline Reality Pvt Ltd            .. Respondent
                          WITH
        INCOME TAX APPEAL (IT) NO. 626 OF 2018
                          WITH
       INCOME TAX APPEAL (IT) NO. 1263 OF 2018

Pr. Commissioner of Income Tax 3         .. Appellant
      Vs
Premier Limited                          .. Respondent




                                                               3 of 5



  ::: Uploaded on - 15/12/2018        ::: Downloaded on - 27/12/2018 05:52:06 :::
                                                           14. OS ITXA 183-09 + 30.doc


                         WITH
          INCOME TAX APPEAL (IT) NO. 688 OF 2018

Pr. Commissioner of Income Tax 5, Pune .. Appellant
      Vs
Steel Vision India Pvt Ltd             .. Respondent
                           WITH
       INCOME TAX APPEAL (IT) NO. 1142 OF 2018

Pr. Commissioner of Income Tax 5, Pune ..                       Appellant
      Vs
Sai Service Station Limited            ..                       Respondent
                            WITH
       INCOME TAX APPEAL (IT) NO. 1409                          OF 2018
                            WITH
       INCOME TAX APPEAL (IT) NO. 1410                          OF 2018

Pr. Commissioner of Income Tax 5     .. Appellant
      Vs
Yeshwant Engineering Pvt Ltd         .. Respondent
                           WITH
       INCOME TAX APPEAL (IT) NO. 3103 OF 2018

Pr. Commissioner of Income Tax 17, Mumbai.. Appellant
      Vs
Nirmala Radhakrishna Rathi              .. Respondent
                           WITH
     INCOME TAX APPEAL (IT) (L) NO. 1307 OF 2018
Pr. Commissioner of Income Tax 5        .. Appellant
      Vs
Dilip Motilal Chordiya                  .. Respondent

                              ...................
   Mr. Sham Walve for the Appellants
   Mr. Jitendra Singh for the Respondent in ITXA 1962/2013
   Mr. Sameer Dalal for the Respondent in ITXA 1009/16
   Mr. P.C. Tripathi i/by Raj Darak for the Respondent in ITXA
    1377/16
   Mr. Atul Jasani for the Respondents in ITXA 1571/17, 1716/17,
    1849/17, 1952/17
   Mr. Tanmay Phadke for the Respondents in ITXA 626/17 &
    1263/18
                                   ...................




                                                                                  4 of 5



    ::: Uploaded on - 15/12/2018                         ::: Downloaded on - 27/12/2018 05:52:06 :::
                                                    14. OS ITXA 183-09 + 30.doc


                             CORAM    : AKIL KURESHI &
                                         M.S. SANKLECHA, JJ.

DATE : DECEMBER 12, 2018.

P.C.:

1. All these appeals under Section 260A of the Income Tax Act, 1961 ("the Act" for short) have been filed challenging the orders passed by the Income Tax Appellate Tribunal.
2. The learned counsel appearing in support of the appeals, states that he has been instructed to withdraw these appeals. This is for the reason that the tax effect involved in all these appeals is less than the threshold limit of Rs. 50 Lacs as provided in CBDT Circular No. 3 of 2018 dated 11.7.2018.
3. In view of the above submission, the appeals are dismissed as not pressed.
4. Refund of court fees as per rules.

[ M.S. SANKLECHA, J. ] [ AKIL KURESHI, J ] 5 of 5 ::: Uploaded on - 15/12/2018 ::: Downloaded on - 27/12/2018 05:52:06 :::