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

Commissioner Of Income Tax - Ii vs Kadam Exports Pvt Ltd on 3 December, 2018

Author: Harsha Devani

Bench: Harsha Devani, A. P. Thaker

         C/TAXAP/1373/2010                                      ORDER




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/TAX APPEAL NO. 1373 of 2010
                                  With
                       R/TAX APPEAL NO. 1374 of 2010
                                  With
                       R/TAX APPEAL NO. 1375 of 2010
==========================================================
                     COMMISSIONER OF INCOME TAX - II
                                Versus
                        KADAM EXPORTS PVT LTD
==========================================================
Appearance:
MRS MAUNA M BHATT(174) for the PETITIONER(s) No. 1
MR TUSHAR P HEMANI(2790) for the RESPONDENT(s) No. 1
MS VAIBHAVI K PARIKH(3238) for the RESPONDENT(s) No. 1
==========================================================

 CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
        and
        HONOURABLE DR.JUSTICE A. P. THAKER

                               Date : 03/12/2018

                                ORAL ORDER

(PER : HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. Ms. Mauna Bhatt, learned Senior Standing Counsel for the appellant has submitted a note together with a communication dated 29.10.2018 of the Joint Commissioner of Income Tax (Judicial), for Principal Chief Commissioner of Income Tax, Gujarat, Ahmedabad, instructing her to withdraw the appeal as the tax effect is below the monetary limit of Rs.50,00,000/- and the case does not fall in the exceptional clauses as per the CBDT Circular No.3/2018 dated 11.07.2018, reserving a right to revive the appeal in case any discrepancy comes to notice at a later stage after withdrawal of the appeal as human error cannot be ruled out. She, accordingly, seeks permission to withdraw the appeal with liberty as aforesaid.

Page 1 of 2

C/TAXAP/1373/2010 ORDER

2. Permission as prayed for is granted. The appeal is dismissed as withdrawn with liberty as aforesaid.

(HARSHA DEVANI, J) (A. P. THAKER, J) Vijay Page 2 of 2