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 0, Cited by 0]

Income Tax Appellate Tribunal - Chennai

M/S. G. Athmalingam Medical And ... vs Ito (Exemptions), Ward-3,, Chennai on 27 July, 2021

              आयकर अपीलीय अिधकरण, 'सी' ायपीठ, चे ई।
          IN THE INCOME TAX APPELLATE TRIBUNAL
                    'C' BENCH: CHENNAI

             ी धु ु आर.एल. रे ी,     ाियक सद   एवं
               ी एस. जयरामन, ले खा सद    के सम
BEFORE SHRI DUVVURU R.L. REDDY, JUDICIAL MEMBER AND
      SHRI S. JAYARAMAN, ACCOUNTANT MEMBER

             आयकर अपील सं./ITA No.2001/Chny/2019
             िनधारण वष /Assessment Year: 2015-16
M/s.G.Athmalingam Medical and        v.   The Income Tax Officer
Educational Trust,                        (Exemptions),
No.85, Thiruvanamalai Road,               Ward-3,
PRG Hospital,                             Chennai.
Sakkarapuram,
Gingee-604 202.
[PAN: AAATD 8907 H]
(अपीलाथ"/Appellant)                       (#$थ"/Respondent)

अपीलाथ" की ओर से/ Appellant by        :   Mr.N.V.Balaji, Adv.
#$थ" की ओर से /Respondent by          :   Mr.G. Johnson, Addl.CIT
सुनवाई की तारीख/Date of Hearing       :   27.07.2021
घोषणाकी तारीख/Dt. of                  :
Pronouncement                             27.07.2021

                          आदे श / O R D E R
PER DUVVURU R.L. REDDY, JUDICIAL MEMBER:

The assessee filed this appeal against the order of the Commissioner of Income Tax (Appeals)-10, Chennai, in ITA No.195/17-18/CIT(A)-10(Tr.) dated 25.03.2019 for the AY 2015-16.

2. This appeal filed by the assessee is delayed by '24' days, for which, the assessee has filed the affidavit for '24' days requesting ITA No.2001/Chny/2019 :- 2 -:

for condonation of delay, to which, the Revenue has not raised any serious objection. Consequently, the delay of '24' days in filing of the appeal stands condoned and admitted for adjudication.

3. When this appeal was taken up for hearing, the learned Counsel for the Assessee has submitted that the Assessee has opted to avail the Vivad-se-Vishwas Scheme 2020 and Form No.3 was also issued. It has submitted that it may be permitted to withdraw the appeal.

4. On the other hand, the learned Departmental Representative has not raised any objection to the submissions of the learned Counsel for the Assessee.

5. We have heard both the sides, perused the materials available on record and gone through the orders of the authorities below.

6. In this case, the Assessee has opted for the Vivad-se-Vishwas Scheme 2020 and the Designated Authority has issued Form No.3 for the settlement of pending tax dispute. Accordingly, it prayed that it may be permitted to withdraw the appeal.

7. In view of the submissions of the Assessee, the appeal filed by the Assessee is permitted to be withdrawn. However, it is open to the Assessee to approach the Tribunal by filing an appropriate ITA No.2001/Chny/2019 :- 3 -:

application in the event of any injustice caused to the Assessee in respect of the settlement of dispute relating to the Vivad-se-Vishwas Scheme 2020.

8. In the result, the appeal of the Assessee in ITA No.2001/Chny/2019 is dismissed as withdrawn.

Order pronounced on the 27th day of July, 2021, in Chennai.

                Sd/-                                        Sd/-
             (एस. जयरामन)                            (धु+ु, आर.एल. रे -ी)
          (S. JAYARAMAN)                          (DUVVURU R.L. REDDY)
      लेखासद /ACCOUNTANT                       ाियक सद /JUDICIAL MEMBER
              MEMBER

चे ई/Chennai,
िदनांक/Dated: 27th July, 2021.
TLN

आदे श की #ितिलिप अ/े िषत/Copy to:
1. अपीलाथ"/Appellant                      4. आयकर आयु0/CIT
2. #$थ"/Respondent                        5. िवभागीय #ितिनिध/DR
3. आयकर आयु0 (अपील)/CIT(A)                6. गाड फाईल/GF