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 3]

Income Tax Appellate Tribunal - Delhi

Manoj Kumar Aggarwal, New Delhi vs Acit Circle-25(1), New Delhi on 28 October, 2020

              IN THE INCOME TAX APPELLATE TRIBUNAL
                     DELHI BENCH 'A' NEW DELHI

                         (Through Video Conferencing)

               BEFORE SHRI G.S. PANNU, VICE PRESIDENT
                                 AND
               SHRI SUDHANSHU SRIVASTAVA, JUDICIAL MEMBER

                           ITA No. 3559/Del/2019
                          Assessment Year : 2015-16

     Shri Manoj Kumar Aggarwal,                ACIT,
     BJ-96, 2nd Floor,                         Circle 25(1),
     Shalimar Bagh East,                       New Delhi.
     New Delhi-110088
     (PAN: AADPA0322N)
         (Appellant)                             (Respondent)


                      Appellant by: Shri Pranshu Singhal, CA
                     Respondent by: Shri Jagdish Singh Dahiya, Sr. DR
        Date of hearing         : 28 .10.2020
        Date of pronouncement : 28 .10.2020


                                     ORDER

PER G.S. PANNU, VICE PRESIDENT This appeal by the assessee is directed against the order of learned Commissioner of Income Tax(A)-9, New Delhi dated 25.02.2019 and pertains to assessment year 2015-16.

2. The learned counsel for the assessee, vide letter dated 23rd October, 2020 received through email, has requested for withdrawal of the appeal filed by the assessee and stated that the assessee has opted to settle the dispute relating to ITA 3559/Del/2019 Assessment year 2015-16 the tax arrears for the assessment year under consideration under the Vivad Se Vishwas Scheme, 2020.

3. Learned Senior DR has no objection.

4. In view of the above, we accept the request of the assessee for withdrawal of the appeal.

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 In the result, the appeal of the assessee is dismissed as withdrawn.

Above decision was announced on conclusion of Virtual Hearing in the presence of both the parties on 28th October, 2020.

            Sd/-                                            Sd/-


(SUDHANSHU SRIVASTAVA)                                 ( G.S. PANNU )
  JUDICIAL MEMBER                                     VICE PRESIDENT


'GS'

Copy forwarded to: -

1.      Appellant
2.      Respondent
3.      CIT
4.      CIT(A)
5.      DR, ITAT
                                                                By Order



                                                            Assistant Registrar