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]

Income Tax Appellate Tribunal - Ahmedabad

Satya Sankalp Villa (Ellisbridge) Pvt. ... vs The Income Tax Officer, Ward-8(1),, ... on 22 February, 2021

               आयकर अपील य अ धकरण, अहमदाबाद यायपीठ
             IN THE INCOME TAX APPELLATE TRIBUNAL,
                     '' A'' BENCH, AHMEDABAD
       (CONDUCTED THROUGH VIRTUAL COURT AT AHMEDABAD)

      BEFORE SHRI MAHAVIR PRASAD, JUDICIAL MEMBER
                          And
        SHRI WASEEM AHMED, ACCOUNTANT MEMBER

                    आयकर अपील सं./ITA No. 1132/AHD/2014
                        नधारण वष/Asstt. Year: 2004-2005

      Satya Sankalp Villa (Ellisbridge) Pvt. Ltd.,       Income Tax Officer,
      Dharmadev House,                               Vs. Ward-8(1),
      Shyamal Cross Road,                                Ahmedabad.
      Satellite,
      Ahmedabad-380015.



      PAN: AAICS2707B




                 (Applicant)                              (Respondent)


      Assessee by          :                  Shri Aseem L. Thakkar, A.R
      Revenue by           :                  Shri S.S. Shukla, Sr.D.R

सुनवाई क तार ख/ Date of Hearing                  :    11/01/2021
घोषणा क तार ख /Date of Prono uncement:                22/02/2021



                                  आदेश /O R D E R

PER WASEEM AHMED, ACCOUNTANT MEMBER:

The captioned appeal has been filed at the instance of the Assessee against the order of the Learned Commissioner of Income Tax(Appeals)-XIV, Ahmedabad, dated 16/01/2016 arising in the matter of assessment order passed under s. 143(3) of the Income Tax Act, 1961 (here-in-after referred to as "the Act") relevant to the Assessment Year 2004-2005.

ITA no.1132/AHD/2014 Asstt. Year 2004-05 2

2. When the case was called for hearing, the ld.counsel for the assessee filed an application dated 11/01/2021 seeking adjournment on the ground that assessee is looking for availing benefit under Vivad se Vishwas ("VSV"). He submitted that owing to this fact that application for exercise of option for availing Vivad se Vishwas Scheme is under process and the does not want to pursue its appeal. Therefore the assessee may be permitted to withdraw its appeal.

3. The ld. Departmental Representative for the Revenue stated that he has no objection for withdrawal of the appeal by the assessee, in the circumstances narrated on behalf of the assessee.

4. In the light of above submission of both the parties, the appeal filed by the assessee stand dismissed as withdrawn. However, in the event, the assessee fails to avail the benefit of VSV Scheme for any bona-fide reason, then the assessee will be at liberty to seek restoration of original appeal for adjudication before ITAT in accordance with law.

5. In the result, the appeal filed by the assessee is dismissed as being withdrawn under VSV scheme.

Order pronounced in the Court on 22/02/2021 at Ahmedabad.

               Sd/-                                                Sd/-
      (MAHAVIR PRASAD)                                   (WASEEM AHMED)
     JUDICIAL MEMBER                                    ACCOUNTANT MEMBER
                                (True Copy)
Ahmedabad; Dated               22/02/2021
Manish