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 2]

Income Tax Appellate Tribunal - Ahmedabad

Csc Business Process Services India ... vs The Acit, Circle-1(1)(2),, Vadodara on 23 February, 2022

आयकर अपील य अ धकरण, अहमदाबाद यायपीठ ''सी'' अहमदाबाद।

IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, AHMEDABAD (through web-based video conferencing platform) ] ] BEFORE SHRI P.M. JAGTAP, VICE-PRESIDENT AND SHRI T.R. SENTHIL KUMAR, JUDICIAL MEMBER ITA No. 1385/Ahd/2019 Assessment Years : 2012-13 CSC Business Process Services Assistant Commissioner of India Private Limited, Vs Income-tax, Unit 13, Block 2, SDF Buildings, Sez, Circle-1(1)(2), Mepz, Tambaram, Chennai, Vadodara Tamilnadu-600045 PAN : AAACC 7460 R अपीलाथ / (Appellant) यथ / (Respondent) Assessee by : None -

                                            Withdrawal application on record
             Revenue by :                   Shri V.K. Singh, Sr DR
          सन
           ु वाई क तार ख/ Dateof Hearing       :         23/02/2022
          घोषणा क तार ख / Date of Pr onouncement:        23/02/2022

                                 आदे श/O R D E R

PER P.M. JAGTAP, VICE-PRESIDENT :

This is an appeal filed by the assessee against the order of the learned Commissioner of Income-Tax (Appeals)-1, Vadodara dated 03.07.2019, in the matter of penalty under section 271(1)(c) of the Income-tax Act, 1961, for the Assessment Year 2012-13.

2. At the time of hearing, it is noticed that the assessee has filed a letter dated 2nd December, 2021 seeking permission for withdrawal of appeal on the ground that assessee's grievance raised in the appeal has already been redressed in the subsequent order passed by the learned CIT(A)-1, Vadodara dated 22.11.2019. The assessee, vide aforesaid letter, pleaded that the appeal filed by the assessee may be dismissed as withdrawn. The learned Departmental Representative has no objection to the withdrawal of the appeal filed by the assessee.

ITA No. 1385/Ahd/2019

CSC Business Prrocess Ser. (I) Pvt Ltd vs. ACIT AY : 2012-13 2

3. Therefore, in view of these facts, we allow the withdrawal of the appeal filed by the assessee; and, accordingly appeal of the assessee is dismissed as withdrawn.

Order pronounced in the Court on 23rd February, 2022 at Ahmedabad.

                   Sd/-                                                                       Sd/-

 (T.R. SENTHIL KUMAR)                                                              (P.M. JAGTAP)
   JUDICIAL MEMBER                                                                VICE-PRESIDENT
Ahmedabad, Dated 23/02/2022
*Bt

आदे श क त ल प अ े षत/Copy of the Order forwarded to :

1. अपीलाथ! / The Appellant
2. "यथ! / The Respondent.
3. संबं&धत आयकर आयु(त / Concerned CIT
4. आयकर आयु(त (अपील)/ The CIT(A)-
5. वभागीय त न&धआयकर अपील य अ&धकरण ,/DR,ITAT, Ahmedabad,
6. गाड/ फाईल /Guard file.

आदे शानस ु ार/ BY ORDER, TRUE COPY सहायक पंजीकार (Asstt. Registrar) आयकर अपील य अ&धकरण ITAT, Ahmedabad

1. Date of dictation- ...23.02.2022 - low tax effect by CBDT circular ......

2. Date on which the typed draft is placed before the Dictating Member ...23.02.2022 ............

Other member.... 23.02.2022 ..........

3. Date on which the approved draft comes to the Sr.P.S./P.S. - ......23.02.2022 ............

4. Date on which the fair order is placed before the Dictating Member for Pronouncement ...23.02.2022..

5. Date on which the file goes to the Bench Clerk....23.02.2022 ...............

6. Date on which the file goes to the Head Clerk......23.02.2022 ............................

7. The date on which the file goes to the Assistant Registrar for signature on the order.....................

8. Date of Despatch of the Order..................