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 - Kolkata

Tilak Ranjan Bagchi , Kolkata vs Acit, Circle - 43, Kolkata on 5 February, 2021

     IN THE INCOME TAX APPELLATE TRIBUNAL KOLKATA BENCH '(C)', KOLKATA
             [BEFORE SHRI P.M. JAGTAP, HON'BLE VICE PRESIDENT (KZ) &
                         SHRI A.T. VARKEY, HON'BLE JUDICIAL MEMBER]
                                          [THROUGH VIRTUAL COURT]
                                                   I.T.A. No. 67/Kol/2019
                                                  Assessment Year: 2014-15

Tilak Ranjan Bagchi.............................................................................................................Appellant
C/o. Soumitra Choudhury, Advocate,
1A, Raja Subodh Mullick Square, 5th Floor,
Kolkata - 700 013.
[PAN: ADRPB 5154 C]

Vs

ACIT, Circle 43, Kolkata.............................................................................................Respondent

Appearances by:
None appearing on behalf of the Assessee.
Smt. Ranu Biswas, ACIT, Sr. DR appearing on behalf of the Revenue.
Date of concluding the hearing :                                     February 05, 2021
Date of pronouncing the order :                                      February 05, 2021

                                                            ORDER

PER BENCH:

This appeal filed by the assessee is directed against the order of ld. Commissioner of Income Tax (Appeals)-13, Kolkata dated 09.05.2018.

2. In this case, the ld. counsel for the assessee has moved an application dated 02.02.2021 seeking withdrawal of this appeal on the ground that he has decided to settle the dispute involved in the said appeal under the Direct Tax Vivad Se Vishwas Act, 2020. The assessee has duly filed the declarations in Form No. 1 and Form No. 2 and the Designated Authority has issued the certificate in Form No. 2 I.T.A. No. 67/Kol/2019 Assessment Year: 20114-15 Tilak Ranjan Bagchi 3 as per Section 5(1) of the Scheme accepting the assessee's declaration under the same Scheme.

3. Keeping in view these facts and circumstances of the case including especially the fact that the assessee has duly complied with the necessary requirements under Vivad Se Vishwas Scheme, 2020, the permission as sought by the assessee is granted and this appeal of the assessee is dismissed as withdrawn.

4. In the result, the appeal of the assessee is dismissed as withdrawn.

Order Pronounced in the Open Court on 5th February, 2021.

               Sd/-                                     Sd/-
        (A.T. VARKEY)                            (P.M. JAGTAP)
     (JUDICIAL MEMBER)                          VICE PRESIDENT

Dated: 05/02/2021
Biswajit, Sr. PS

Copy of order forwarded to:

1. Tilak Ranjan Bagchi, C/o. Soumitra Choudhury, Advocate, 1A, Raja Subodh Mullick Square, 5th Floor, Kolkata - 700 013.

2. ACIT, Circle - 43, Kolkata.

3. The CIT(A)

4. The CIT

5. DR True Copy, By order, Assistant Registrar ITAT, Kolkata