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 13]

Income Tax Appellate Tribunal - Delhi

Jcit, Special Range- 1, New Delhi vs Aksh Optifibre Ltd., New Delhi on 31 October, 2019

                आयकर अपीलीय अिधकरण,
                            अिधकरण    द ली  यायपीठ "बी
                                                    बी",
                                                    बी   द ली म 

            IN THE INCOME TAX APPELLATE TRIBUNAL
                 DELHI BENCH 'B', NEW DELHI

      सुौी सुषमा चावला,
                 चावला,  याियक सदःय एवं ौी ूशांत मह$ष%, लेखा सदःय के सम(

           BEFORE MS. SUSHMA CHOWLA, JUDICIAL MEMBER &
          SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

     आयकर अपील सं. / ITA No. 5200/Del/2017 & 121 Other appeals *
          िनधा%रण वष% / Assessment Year: 2007-08 & Other years

The ACIT,
Circle-21(2),
New Delhi                                          ..........अपीलाथ,/Appellant
vs
Raj Hans Towers Pvt.Ltd.,
M-33, 2nd Floor, Greater Kailash,
Part-I, New Delhi
PAN-AAACR0019H                                 ............. ू-यथ, / Respondent

[*- As per Annexure "A"]

                     Cross Objection No.206/Del/2017
                   आयकर अपील सं. / ITA No. 5200/Del/2017
                    िनधा%रण वष% / Assessment Year: 2007-08

Raj Hans Towers Pvt.Ltd.,
M-33, 2nd Floor, Greater Kailash,
Part-I, New Delhi
PAN-AAACR0019H                                 ..........अपीलाथ,/Appellant

vs

The ACIT,
Circle-21(2),
New Delhi                                   ............. ू-यथ, / Respondent




                                                                       Page | 1
 अपीलाथ, क. ओर से / Appellant by : Sh. V.K.Chadha, Sr.DR
ू-यथ, क. ओर से / Respondent by : Sl.No.1 to 2, 51 & 97- Sh. Satyajeet Goel, CA
                                  Sl.No.10-Ms. Riya Garg, CA
                               Sl. No.11- Sh. D.K.Singh, AR
                               Sl. No.16, 54, 90-Sh. Deepesh Garg, & Sh. Madhav, Adv.
                               Sl.No.34, 38, 117-Sh. Sidharath Kanwar, Adv.
                               Sl.No.39-Ms. Deepika Agarwal, Adv.
                               Sl. No.41-Sh. Rajesh Jain, Adv.
                               Sl.No.50-Ms. Ragni Handa, CA
                               Sl.No.55 & 56-Sh. Arun Kishor, CA
                               Sl.No.63-Ms. Umang Luthra, Adv.
                               Sl.No.71-Sh. Sameer Mathur, CA
                               Sl.No.78-Ms. Rinki Sharma, AR
                               Sl.No.105-Sh. Anshul Sharma & Sh. Devendra Gulati, CA
                               Sl.No.91 & 123-Ms. Mansi Jain, CA
                               Sl.No.53 & 57-Sh.Karan Jain, Adv.& Sh.Divyam Mittal, CA
                               Sl.No.83-Sh. Satya Ahuja, CA
                               Sl.No.84-Sh. V.Rajkumar, Adv.
                               Sl.No.85-Sh. Aarush Nagpal, CA
                                      Sl.No.103-Ms. Subhangi Arora, CA


     सुनवाई क. तार1ख /                        घोषणा क. तार1ख /
     Date of Hearing :   31.10.2019           Date of Pronouncement:   31.10.2019



                                      आदे श   / ORDER
PER SUSHMA CHOWLA, JM:

The present bunch of appeals filed by the Revenue are against the separate orders of different CIT(A), New Delhi, relating to different Assessment Years [as mentioned in Annexure "A"] passed under section 143(3) of the Income-tax Act, 1961 (in short 'the Act').

2. The captioned appeals have been listed by Registry before the Bench on the ground that they involve low tax effect.

Page | 2

3. The Ld. DR for the Revenue fairly pointed out that the present appeals are to be withdrawn as the tax effect involved in the appeals is below Rs.50 Lacs.

4. The CBDT vide Circular No.17/2019 dated 08.08.2019 has revised the monetary limit for filing the appeals before the Tribunal to Rs.50 Lacs. Further, CBDT vide letter dated 20.08.2019 has also clarified that Circular No.17/2019 would be applicable to all pending appeals. In such circumstances, the present appeals filed by the Revenue in case of low tax effect are not maintainable.

5. Before parting, we clarify here that the Revenue shall be at liberty to approach the Tribunal for re-institution of any of the appeal/s, if the requisite material is brought to show that the appeal/s are protected by the exceptions prescribed in para 10 of the Circular dated 11.07.2018.

6. In conclusion, by applying the CBDT Circular dated 08.08.2019 and letter dated 20.08.2019 (supra), the captioned appeals of the Revenue are dismissed as withdrawn/not pressed.

7. The Cross objection Nos. 206/Del/2017 & 204/Del/2017 become academic and hence, dismissed.

Page | 3

8. In the result, all the appeals of Revenue and both cross-objections of assessee are dismissed.

Order pronounced in the open court on 31st day of October, 2019.

          Sd/-                                                        Sd/-
(PRASHANT MAHARISHI)                                          (SUSHMA CHOWLA)
लेखा सदःय/ACCOUNTANT MEMBER                         याियक सदःय/JUDICIAL MEMBER
                       st
 द ली / दनांक Dated : 31 October, 2019.
* Amit Kumar *

आदे श क. ूितिल$प अमे$षत/Copy of the Order is forwarded to :

1. अपीलाथ, / The Appellant
2. ू-यथ, / The Respondent
3. आयकर आयु6(अपील) / The CIT(A)
4. मु9य आयकर आयु6 / The Pr. CIT
5. $वभागीय ूितिनिध, आयकर अपीलीय अिधकरण, द ली / DR, ITAT, Delhi
6. गाड% फाईल / Guard file.

आदे शानुसार/ ार BY ORDER, स-या$पत ूित //True Copy// सहायक र>जःशार, आयकर अपीलीय अिधकरण , द ली Assistant Registrar, ITAT, Delhi Page | 4