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]

Delhi High Court

Commissioner Of Income Tax (Ltu) vs Espn Software India Ltd. on 7 November, 2017

Author: S. Ravindra Bhat

Bench: S. Ravindra Bhat, Sanjeev Sachdeva

$~
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          Date of Decision: 07.11.2017
+     ITA 882/2017
      COMMISSIONER OF INCOME TAX (LTU) ..... Appellant
                  versus
      M/S ESPN SOFTWARE INDIA LTD.                 ..... Respondent
And connected matters:
+     ITA 890/2017 & CM No.37958/2017
+     ITA 891/2017
      Present:    Mr. Rahul Chaudhary, Sr. Standing Counsel with
                  Mr. Sanjay Kumar, Jr. Standing Counsel for
                  appellant.
                  Mr. Porus Kaka, Sr. Adv. with Mr. Divesh Chawla
                  & Mr. Prakash Kumar, Advs. for respondent.
      CORAM:
      HON'BLE MR. JUSTICE S. RAVINDRA BHAT
      HON'BLE MR. JUSTICE SANJEEV SACHDEVA

S. RAVINDRA BHAT, J. (ORAL)

The appeals are dismissed. For detailed judgment, the decision in ITA No.882/2017 dated 07.11.2017 may be referred to.

S. RAVINDRA BHAT, J SANJEEV SACHDEVA, J NOVEMBER 07, 2017 kks