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 1]

Income Tax Appellate Tribunal - Hyderabad

Income Tax Officer, Exemptions, ... vs Balaji Educational Society, Puttur on 14 August, 2018

         IN THE INCOME TAX APPELLATE TRIBUNAL
            HYDERABAD BENCH "B", HYDERABAD

     BEFORE SMT. P. MADHAVI DEVI, JUDICIAL MEMBER
                         AND
      SHRI INTURI RAMA RAO, ACCOUNTANT MEMBER

                  ITA Nos. 904 & 905/Hyd/2018
                  Asst. Years: 2008-09 & 2009-10

ITO (Exemptions),                 Vs.      Balaji Educational
Hyderabad.                                 Society,
                                           Puttur.
                                           PAN: AAITS 6632 C
                (Appellant)                (Respondent)

                      Revenue by: Shri Nilanjan Dey, DR
                      Assessee by: None

                  Date of hearing: 14.08.2018
          Date of pronouncement: 14.08.2018

                                 ORDER

PER INTURI RAMA RAO, A.M.:

These appeals filed by the revenue are directed against the different orders commonly dated 05.02.2018 of CIT(A), Tirupati for A.Ys 2008-09 and 2009-10.

2. It is stated before us that the tax effect in these appeal is less than Rs.20 lakh and therefore the Circular No.3/2018 dated 11.07.2018 issued by the Central Board of Direct Taxes (CBDT) in exercise of its power vested under Sec. 268A(1) of the I.T. Act comes into play, wherein, the monetary limit for filing the appeals by the Revenue before the ITAT and various High Courts as well as Apex Court are revised with an object of the reducing the tax litigation. Vide para 3 of the said circular (supra), it is stated that in cases where the tax effect in the appeals to be filed before the Appellate Tribunal does not exceed Rs.20 lakh, the appeals should not be filed. Thus, taking a note of CBDT Circular No. 03/2018, dated 11.07.2018 and considering the fact that the tax effect in the instant appeal is less than Rs.20 lakh, the present appeal deserves to be dismissed as not pressed/not maintainable. However, we make it clear that the issues raised in the instant appeal is left open to be examined in the appropriate proceedings, if arises, in future. At the same time, we also make it clear that if the appeal falls in any of the exceptions referred to in the above said CBDT Circular, the Revenue is at liberty to move an application for recalling the order, if so advised.

3. Accordingly, in the light of CBDT Circular No. 03/2018 dated 11.07.2018 the appeals stand dismissed.

Pronounced in the open Court on 14 th August, 2018.

            Sd/-                                  Sd/-
     (P. MADHAVI DEVI)                    (INTURI RAMA RAO)
     JUDICIAL MEMBER                     ACCOUNTANT MEMBER

Hyderabad, Dated:14 th August, 2018
OKK
Copy to:-

1)    M/s. Balaji Educational Society, 8 -26, Tirupati Road, Puttur, Chittor
      Dist.
2)    The ITO (Exemptions), Dr. Rama Chandra Reddy Apprts, Ground

Floor, New D.No.3-13-M20-13, Reservoir Road, Sarojini Devi Nagar, Tirupati-517501.

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