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]

Karnataka High Court

The Pr. Commissioner Of Income Tax, vs M/S. Delhi International Airport Pt. ... on 28 August, 2019

Bench: L.Narayana Swamy, R Devdas

                            1


      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 28TH DAY OF AUGUST, 2019

                         PRESENT

        THE HON'BLE MR.JUSTICE L. NARAYANA SWAMY

                           AND

             THE HON'BLE MR.JUSTICE R. DEVDAS

            INCOME TAX APPEAL NO.700/2018

BETWEEN

1.    THE PR. COMMISSIONER OF INCOME TAX,
      CENTRAL CIRCLE,
      C R BUILDING, QUEEN'S ROAD,
      BENGALURU-560 001.

2.    THE DEPUTY COMMISSIONER OF INCOME TAX,
      CENTRAL CIRCLE-2(2),
      C R BUILDING,
      QUEENS ROAD,
      BENGALURU-560 001                 ... APPELLANTS

(BY SRI. K.V. ARAVIND AND SRI. DILIP.M., ADVOCATES)

AND

M/S. DELHI INTERNATIONAL AIRPORT PT. LTD.,
NO.25/1, SKIP HOUSE,
MUSEUM ROAD
BENGALURU-560 025
PAN: AACCD 3570F                        ... RESPONDENT

(RESPONDENT - SERVED)
                                  2




      THIS ITA IS FILED UNDER SECTION 260-A OF INCOME
TAX ACT 1961, ARISING OUT OF ORDER DATED: 19.04.2018
PASSED IN ITA NO.581/BANG/2017, FOR THE ASSESSMENT
YEAR: 2007-2008, PRAYING THIS HON'BLE COURT TO:
I. FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW STATED
ABOVE. II. ALLOW THE APPEAL AND SET ASIDE THE ORDERS
PASSED    BY   THE    INCOME-TAX   APPELLATE   TRIBUNAL,
BENGALURU IN ITA NO.581/BANG/2017 DATED: 19.04.2018
FOR ASSESSMENT YEAR: 2007-2008 ANNEXURE-C AND
CONFIRM THE ORDER OF THE APPELLATE COMMISSIONER
CONFIRMING     THE   ORDER   PASSED    BY  THE   DEPUTY
COMMISSIONER CONFIRMING THE ORDER PASSED BY THE
DEPUTY COMMISSIONER OF INCOME TAX, CENTRAL CIRCLE-
2(2), BENGALURU. III. TO PASS SUCH OTHER SUITABLE
ORDERS AS THIS HON'BLE COURT DEEMS FIT TO GRANT IN THE
FACTS AND CIRCUMSTANCES OF THE CASE IN THE INTEREST
OF JUSTICE AND EQUITY.

    THIS ITA COMING ON FOR HEARING,                     THIS    DAY,
DEVDAS J., DELIVERED THE FOLLOWING:

                         JUDGMENT

The learned counsel for the appellant-Revenue brings to the notice of this Court a Circular bearing No.17 of 2019 dated 08th August, 2019 wherein the further enhancement of monetary limit for filing of appeals by the Departments before the Income- Tax Appellate Tribunals, High Courts and Special Leave Petitions/Appeals before the Supreme Court stands amended, and by the said amendment the earlier monetary limit of 3 Rs.50,00,000/- (Rupees fifty lakh) has not been raised to Rs.1,00,00,000/- (Rupees one crore). The earlier monetary limit was prescribed as per Circular No.3 of 2018 dated 11th July, 2018. In the light of the same, the learned counsel submits that the appeal is not maintainable and in view of the Circular, the appeal may be permitted to be withdrawn. Further, the learned counsel would also draw the attention of this Court to Clause 10 of the Circular No.3 of 2018 dated 11th July, 2018 wherein certain exceptions are carved out. The learned counsel submits that at the present stage it may not be possible for him to submit whether the matter falls under any of the exceptions. Therefore, it is prayed that liberty may be reserved to the appellants to move this Court, if it is found that the matter falls within the exception carved out in Clause 10 of Circular bearing Number 3 of 2018.

2. On the query of the Court as to whether the Circular is applicable to pending matters, the learned counsel draws the attention of this Court to the communication dated 20th August, 2019 made by the Central Board of Direct Taxation to all the 4 Chief Commissioners of Income Tax clarifying at paragraph No.3 that the monetary limit prescribed in Circular No.17 of 2019 is applicable to all pending Special Leave Petitions, Appeals, Cross Objections and References.

3. In view of the above, we permit the appellant to withdraw the appeal for the reasons stated above. Liberty is also granted to the appellant to seek revival of this appeal, if it is found that the matter falls within the exception carved out in Clause 10 of Circular bearing No.3 of 2018.

Sd/-

JUDGE Sd/-

JUDGE lnn