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]

Income Tax Appellate Tribunal - Chennai

G.Devadoss, Kancheepuram vs Ito Non Corporate Ward 22(1), Chennai on 24 June, 2021

                      आयकर अपीलीय अिधकरण, 'डी'      ायपीठ, चे ई।
              IN THE INCOME TAX APPELLATE TRIBUNAL
                        'D' BENCH: CHENNAI

            ी वी दु गाराव,   ाियक सद   एवं ी एस जयरामन, लेखासद     , के सम#
        BEFORE SHRI V. DURGA RAO, JUDICIAL MEMBER AND
           SHRI S. JAYARAMAN, ACCOUNTANT MEMBER

                     आयकर अपील सं./ITA No.3184/Chny/2017
                     िनधारण वष /Assessment Year: 2013-14

Shri G. Devadoss,                               The Income Tax Officer,
No.39J/2AA, Mandapam Street,                    Non Coporate Ward-22(1),
Madurantakam,                               Vs. Chennai.
Kancheepuram District-603 306.
[PAN: AGHPD 6876G]

(अपीलाथ /Appellant)                                    (%&थ(/Respondent)

अपीलाथ( की ओर से / Appellant by              :   Ms. N.V.Lakshmi for
                                                 Shri N.V. Balaji, Advocate
%&थ( की ओर से /Respondent by                 :   Ms. R. Anita, JCIT

सुनवाई की तारीख/Date of Hearing              :   23.06.2021
घोषणाकी तारीख /Date of Pronouncement         :   23.06.2021

                                  आदे श / O R D E R

PER SHRI V. DURGA RAO, JUDICIAL MEMBER:

This appeal filed by the assessee is directed against the order of the learned Commissioner of Income Tax (Appeals)-10, Chennai in I.T.A No.27/2016-17/CIT/A)-10 dated 29.06.2017 relevant to the Assessment Year 2013-14.

I.T.A No.3184/Chny/2017

:- 2 -:

2. When this appeal is taken up for hearing, vide letter dated 23.06.2021, the learned Counsel for the assessee has submitted that the assessee has opted to avail the Vivad-se-Vishwas Scheme 2020 and Form No.3 was also issued. He has also submitted that he may be permitted to withdraw the appeal.
3. On the other hand the learned Departmental Representative has not raised any objection to the submissions of the learned Counsel for the assessee.
4. We have heard both the sides through video conferencing, perused the materials available on record and gone through the orders of the authorities below.
5. In this case, the assessee has opted for the Vivad-se-Vishwas Scheme 2020 and the Designated Authority has issued Form No.3 for the settlement of pending tax dispute. Accordingly, he prayed that he may be permitted to withdraw the appeal.
6. In view of the submissions of the assessee, the appeal filed by the assessee is permitted to be withdrawn. However, it is open to the assessee to approach the Tribunal by filing an appropriate application I.T.A No.3184/Chny/2017 :- 3 -:
in the event of any injustice caused to the assessee in respect of the settlement of dispute relating to the Vivad-se-Vishwas Scheme 2020.
7. In the result, the appeal filed by the assessee is dismissed as withdrawn.

Order pronounced on 23rd June, 2021 in Chennai.

                  Sd/-                                        Sd/-
               (एस. जयरामन)                               (वी दु गा राव)
         (S. JAYARAMAN)                                  (V. DURGA RAO)
 लेखा सद /ACCOUNTANT MEMBER                       याियक सद य/JUDICIAL MEMBER

चे ई/Chennai, दनांक/Dated: 23rd June, 2021. EDN, Sr. P.S आदेश क ितिलिप अ ेिषत/Copy to:

1. अपीलाथ /Appellant 2. यथ /Respondent 3. आयकर आयु (अपील)/CIT(A) 4. आयकर आयु /CIT 5. िवभागीय ितिनिध/DR 6. गाड फाईल/GF