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 1]

Supreme Court - Daily Orders

Commissioner Of Income Tax Iii vs Sona Koya Steering Systems Ltd. on 13 September, 2022

Author: Hrishikesh Roy

Bench: Hrishikesh Roy

                                                               1

                                              IN THE SUPREME COURT OF INDIA
                                              CIVIL APPELLATE JURISDICTION


                                     INTERLOCUTORY APPLICATION NO.46095 OF 2021
                                       (APPLICATION FOR WITHDRAWAL OF APPEAL)

                                                                   IN
                                              CIVIL APPEAL NO.5160 OF 2012



     COMMISSIONER OF INCOME TAX III                                      APPLICANT(S)/APPELLANT(S)


                                                             VERSUS



     SONA KOYA STEERING SYSTEMS LTD.                                                RESPONDENT(S)


                                                             O R D E R

I.A. NO.46095/2021 Ms. Gargi Khanna, learned counsel for the applicant/appellant submits that withdrawal application is filed only in Civil Appeal No.5160 Of 2012.

Mr. Arjun Prasad Sinha, learned counsel appearing for the respondent assessee submits that there are connected appeals of the same assessee pending in this Court.

In view of the above, the C.A. No.5160/2012 stands dismissed as not pressed by the Departmental counsel. Ms. Gargi Khanna, Signature Not Verified learned counsel for the applicant/appellant submits that needful Digitally signed by DEEPAK SINGH Date: 2022.09.15 12:46:44 IST Reason: will be done in respect of the other pending appeals where the tax effect is below the benchmark of Rs. 2 crore as per the Circular 2 No.17 of 2019 dated 8th August, 2019 issued by the Central Board of Direct Taxes (CBDT).

I. A. No. 46095/2021 stands allowed.

…………………………………………J. [HRISHIKESH ROY] New Delhi 13th September, 2022 3 ITEM NO.1704 COURT NO.6 SECTION XIV-A S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No.5157/2012 COMMISSIONER OF INCOME TAX III Appellant(s) VERSUS SONA KOYA STEERING SYSTEMS LTD. Respondent(s) (As per Order dated 12.08.2022, List all the matters after two weeks.) WITH C.A. No. 5160/2012 (XIV-A) (Application for withdrawal (I. A. No. 46095/2021) in Civil Appeal No. 5160/2012 is to be listed before the Hon'ble Judge in Chamber. IA No. 46095/2021 - WITHDRAWAL OF CASE / APPLICATION) C.A. No. 5158/2012 (XIV-A) C.A. No. 5159/2012 (XIV-A) C.A. No. 5161/2012 (XIV-A) Date : 13-09-2022 This appeal was called on for hearing today. CORAM : HON'BLE MR. JUSTICE HRISHIKESH ROY [IN CHAMBER] For Appellant(s) Ms. Gargi Khanna, Adv.

Mr. Raj Bahadur Yadav, AOR For Respondent(s) Mr. Arjun Prasad Sinha, Adv.

                     Mr.    R. Santhanam, Adv.
                     Mr.    Saurabh Kumar, Adv.
                     Mr.    Brajesh Kumar, AOR


UPON hearing the counsel the Court made the following O R D E R I. A. No. 46095/2021 in C.A. No. 5160/2012 Application (I.A. No.46095/2021) for withdrawal of appeal stands allowed.

4

The C. A. No.5160/2022 stands dismissed as not pressed by the Departmental counsel in terms of the signed order. Ms. Gargi Khanna, learned counsel for the applicant/appellant submits that needful will be done in respect of the other pending appeals where the tax effect is below the benchmark of Rs. 2 crore as per the Circular No.17 of 2019 dated 8th August, 2019 issued by the Central Board of Direct Taxes (CBDT).

(JAGDISH KUMAR)                                 (RENU KAPOOR)
COURT MASTER (SH)                              ASSISTANT REGISTRAR

(Original Signed Order in C.A. No.5160/2022 is placed on the file)