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 0]

Gujarat High Court

Principal Commissioner Of Income Tax 2, vs Milestone Tradelinks P Ltd on 27 January, 2020

Author: J.B.Pardiwala

Bench: J.B.Pardiwala, Bhargav D. Karia

        C/TAXAP/585/2016                                     ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                      R/TAX APPEAL NO. 585 of 2016

==========================================================
            PRINCIPAL COMMISSIONER OF INCOME TAX 2,
                            Versus
                  MILESTONE TRADELINKS P LTD
==========================================================
Appearance:
MRS MAUNA M BHATT(174) for the Appellant(s) No. 1
MR VIJAY S RANJAN(6126) for the Opponent(s) No. 1
RULE UNSERVED(68) for the Opponent(s) No. 1
==========================================================

 CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA
        and
        HONOURABLE MR. JUSTICE BHARGAV D. KARIA

                            Date : 27/01/2020

                        ORAL ORDER

(PER : HONOURABLE MR.JUSTICE J.B.PARDIWALA)

1. The Registry has notified the appeal for the purpose of passing an appropriate order. The captioned appeal has been notified because of the low tax effect. The appeal is to be disposed of keeping in mind the Circular No.17/2019, dated 8th August, 2019 issued by the Government of India, Ministry of Finance, Department of Revenue, Central Board Direct Taxes, New Delhi.

2. This tax appeal is not pressed in view of the low tax effect having regard to the Circular No.17/2019, dated 8th August, 2019 issued by the Government of India, Ministry of Finance, Department of Revenue, Central Board Direct Taxes, New Delhi.

Page 1 of 2 Downloaded on : Mon Jun 15 09:50:00 IST 2020

C/TAXAP/585/2016 ORDER

3. According to the new policy as reflected from the Circular referred to above, the table for monetary limits is as follows:­ Sr. Appeals/SLPs in Income­tax matters Monetary Limit No. (Rs.) 1 Before Appellate Tribunal 50,00,000 2 Before High Court 1,00,00,000 3 Before Supreme Court 2,00,00,000

4. In view of the aforesaid, the appeal is disposed of accordingly. In case of any difficulty, we reserve the liberty for the Revenue to revive the tax appeal.

(J. B. PARDIWALA, J) (BHARGAV D. KARIA, J) GIRISH Page 2 of 2 Downloaded on : Mon Jun 15 09:50:00 IST 2020