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]

Bombay High Court

Pr. Commissioner Of Income-Tax-14 vs Capgemini Consulting India Pvt. Ltd. ... on 18 September, 2019

Author: Nitn Jamdar

Bench: M.S.Sanklecha, Nitn Jamdar

                                                  itxa-1697-2017-group order


              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  ORDINARY ORIGINAL CIVIL JURISDICTION
                   INCOME TAX APPEAL NO. 1697 OF 2017
                                        WITH
 INCOME TAX APPEAL NOS.1698, 1706, 1720, 1723, 1725, 1733, 1735, 1738,
   1752, 1853, 1859, 1862, 1863, 1908, 1910, 1912, 1946, 1962, 1968, 2025,
                                2026 OF 2017
                                     WITH
INCOME TAX APPEAL NOS.25,53, 145, 146, 148, 151, 152, 154, 155, 172, 173,
                  251, 257, 271, 275, 278, 314, 654 OF 2018
                                     WITH
  INCOME TAX APPEAL NO. 1757, 1758,1759, 1760, 1766, 1767, 1769, 1774,
   1776, 1779, 1783, 1789, 1793, 1797, 1799, 1802, 1821, 1827, 1817, 1827,
   1898, 1833, 1835, 1839, 1845, 1850, 1851, 1855, 1856, 1857, 1860, 1869,
   1870, 1880, 1886, 1893, 1894, 1895, 1904, 1913, 1914, 1918, 1923, 1928,
   1939, 1942, 1949, 1955, 1958, 1969, 1971, 1972, 1976, 1981, 1987, 1989,
 1994, 1997, 1998, 2000, 2002, 2003, 2004, 2015, 2016, 2019, 2021 OF 2017
                                     WITH
 INCOME TAX APPEAL NOS. 13, 14, 15, 21, 27, 28, 30, 33, 35, 37, 40, 43, 44,
                        50, 56, 58. 59, 63, 66 OF 2018
                                     WITH
        INCOME TAX APPEAL (L) NOS. 2740, 2743 AND 2749 OF 2017.

Mr. Sham Walve, for the Appellant in ITXA Nos. 1698, 1706, 1723, 1733, 1758,
1799, 1827, 1817, 1827, 1898 1839, 1845, 1851, 1856, 1860, 1894, 1895,
1923, 1928, 1939, 19551958, 1969, 2003 and 2015 of 2017 with 15 of 2018.
Mr. N. C. Mohanty, for the Appellant in ITXA Nos. 1738, 1766, 1833, 1855, 1949
of 2017and 13 of 2018.
Mr. P. C. Chhotaray, for the Appellant in ITXA Nos. 1752, 1853, 1859, 1862,
1863, 1908, 1910, 1912, 1946, 1962, 1968, 2025, 2026 of 2017 with 25, 53,
145, 146, 148, 151, 152, 154, 155, 172, 173, 251, 257, 271, 275, 278, 314, 654
of 2017 with 1774 and 1789 of 2017.
None for the Appellant in ITXA Nos. 1697, 1720, 1725, 1735, 1757, 1759, 1760,
1767, 1769, 1776, 1779, 1783, 1797, 1802, 1821, 1835, 1850, 1857, 1869,
1870, 1880, 1886, 1893, 1904, 1913, 1914, 1918, 1942, 1971, 1972, 1976,
1981, 1987, 1989, 1994, 1997,1998, 2000, 2002, 2004 2016, 2019, 2021 of
2017 with 14, 21, 27, 28, 30,33, 35, 37, 40, 43,44, 50, 56, 58, 59, 63, 66 of
2017 with ITXA (L) Nos. 2740,2743 and 2749 of 2017.
Mr. A. K. Jasani for the Respondent in ITXA Nos. 1720, 1723, 1757, 1769,1774,
1821, 1835, 1857, 1860, 1893, 1939, 1972, 1994, 2004 of 2017 and 2137, 44
and 58 of 2018.
Mr. Ojas Gole i/b. PDS Legal, for the Respondent in ITXA Nos.1802, 1869 of
2017 with 30 and 56 of 2018.


S.R.JOSHI                                                                        1 of 2




     ::: Uploaded on - 20/09/2019                 ::: Downloaded on - 20/09/2019 20:57:01 :::
                                                     itxa-1697-2017-group order

Mr. Jitendra Singh for the Respondent in ITXA Nos. 49 and 43 of 2018.
Ms. Chandni Tanna i/b. India Law Alliance, for the Respondent in ITXA
No. 1697 of 2017.
                                       CORAM: M.S.SANKLECHA &
                                               NITN JAMDAR, JJ.

DATE : 18th SEPTEMBER, 2019.

P.C:-

In all these Appeals, under Section 260-A of the Income Tax Act, 1961 (the Act), the tax effect is less than the threshold limit as provided in CBDT Circular No.17 dated 8th August, 2019 .

2 The learned Counsel for the Revenue seeks time to take instructions so as to withdraw all these Appeals.

3 Therefore, at the request of the Revenue, all these Appeals are adjourned to 25th September, 2019 at 3.00 p.m. To be listed under the caption 'for withdrawal'.



(NITIN JAMDAR, J.)                           (M.S.SANKLECHA,J.)




S.R.JOSHI                                                                          2 of 2




     ::: Uploaded on - 20/09/2019                   ::: Downloaded on - 20/09/2019 20:57:01 :::