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 2, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

General Motors India Private Limited,, ... vs The Dy. Cit., Panchmahal Range,, Godhra on 4 February, 2021

      IN THE INCOME TAX APPELLATE TRIBUNAL
                AHMEDABAD "D" BENCH

  (BEFORE SHRI RAJPAL YADAV, VICE PRESIDENT
  & SHRI WASEEM AHMED, ACCOUNTANT MEMBER)
                  [Through Virtual Court]


              ITA. Nos: 577/Ahd/2017 & 1870/AHD/2019
               (Assessment Years: 2012-13 & 2015-16)


General Motors Private V/S DCIT, Panchmahal Range,
Ltd. Plot No. Chandrapura  Godhra
Industrial Estate, Halol,
District      Panchmahals,
Gujarat-389351
PAN No. AAACG8371P

General Motors India V/S ACIT, Pachmahal Range,
Private Ltd. Office No. 4-  Godhra
                         th
109B, 4-110, 4-103, 4
Floor,           WeWork
BlueOneSquare,        246,
Phase Iv, Udhyog Vihar,
Gurugram,        Haryana-
122016
PAN No. AAACG8371P

(Appellant)                        (Respondent)


   Appellant by : Shri S. S. Tomar, A.R.
   Respondent by : Shri Modh Usman, CIT/DR
                   & Shri Lalit P. Jain, Sr. D.R.
                                            2      ITA No. 577/Ahd/2017 &
                                                  ITA No. 1870/Ahd/2019
.                                                 A.Ys. 2012-13 & 2015-16
                                  (आदे श)/ORDER

Date of hearing                 : 02-02-2021
Date of Pronouncement           : 04 -02-2021


PER RAJPAL YADAV, V.P.


1. These appeals filed by assesse arise from order of the Ld. CIT(A), Ahmedabad, in proceedings under the Income Tax Act 1961; in short "the Act".

2. The assesses filed written submissions to withdraw the appeals on the ground that they have opted to avail benefits of Vivad se Vishwas Scheme, 2020 and in their submissions the assesses have also enclosed the copies form no.-3 issued by the Pr. CIT of Income Tax for approving the applications filed by the assesses under the Vivad se Vishwas Scheme, 2020. When the matter was called for hearing, the Ld. Counsels for the assesses at the outset have submitted that they do not want to pursue the said appeals since their applications under Vivad se Vishwas Scheme, 2020 have been approved by the Income Tax Department and requested that their applications for withdrawal of appeals may please be granted.

3. The Ld. Departmental Representative for the Revenue stated that he has no objection to withdraw the appeals in the circumstances narrated on behalf of the assessees.

4. We have considered the submissions and applications of the assesses for withdrawal of the appeals as their applications have been approved under Vivad se Vishwas Scheme, 2020. A reference has been made in sub-section (2) 3 ITA No. 577/Ahd/2017 & ITA No. 1870/Ahd/2019 . A.Ys. 2012-13 & 2015-16 & (3) of section 4 of Direct Tax Vivad se Vishwas Scheme, 2020 for the purpose of withdrawal of appeals. In the light of the provision made in the scheme and after considering the material on record, the aforesaid requests for withdrawal of appeals of the assesses to avail the VSV Scheme, 2020 in accordance with law are allowed. However, in case, any issue is remained un- resolved under the said scheme, then, the assessees will be at liberty to file the Miscellaneous Application to recall this order to restore the original appeal within the time limit provided in the act.

5. In the result, both the appeals filed by assesse are dismissed as withdrawn.



             Order pronounced in Open Court on            04- 02- 2021


          Sd/-                                                              Sd/-
     (WASEEM AHMED)                                                  (RAJPAL YADAV)
    ACCOUNTANT MEMBER               True Copy                         VICE PRESIDENT
Ahmedabad: Dated             04/02/2021
Rajesh

Copy of the Order forwarded to:-
1.    The Appellant.
2.    The Respondent.
3.    The CIT (Appeals) -
4.    The CIT concerned.
5.    The DR., ITAT, Ahmedabad.
6.    Guard File.


                                                           By ORDER



                                                      Deputy/Asstt.Registrar
                                                        ITAT,Ahmedabad