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]

Income Tax Appellate Tribunal - Delhi

M/S. M.Tech Developers Ltd., New Delhi vs Ito, New Delhi on 20 September, 2022

    IN THE INCOME TAX APPELLATE TRIBUNAL, DELHI 'E' BENCH,
                          NEW DELHI


      BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER, AND
            SHRI ANUBHAV SHARMA, JUDICIAL MEMBER

                   ITA No. 2948/DEL/2014 [A.Y 2007-08)
                  ITA No. 208/DEL/2016 [A.Y 2008-09)


The Dy. C.I.T                 Vs.    M/s M. Tech Developers Ltd
Circle - 6(1)                        144/2, Ans House, Ashram
New Delhi                            Mathura Road, New Delhi

                                         PAN: AAECM 5065 E


                   ITA No. 906/DEL/2018 [A.Y 2011-12)
                                     &

                          CO No. 168/DEL/2016
                [A/o ITA No. 208/DEL/2016 [A.Y 2008-09)]
                                     &

                    CO No. 34/DEL/2015 [A.Y 2007-08)
                [A/o ITA No. 2948/DEL/2014 [A.Y 2007-08)]


M/s M. Tech Developers Ltd           Vs.            The Dy. C.I.T
144/2, Ans House, Ashram                            Circle - 6(1)
Mathura Road, New Delhi                             New Delhi

PAN: AAECM 5065 E


 (Applicant)                                        (Respondent)

                Assessee By      :   Shri Mahan Kalra, CA
                Department By    :   Shri Jeetender Chand, Sr. DR
                                    2


           Date of Hearing              :   20.09.2022
           Date of Pronouncement        :   20.09.2022


                                ORDER



PER N.K. BILLAIYA, ACCOUNTANT MEMBER:-

The above captioned appeals by the assessee and the Revenue and cross objections by the assessee are preferred against the separate orders of the ld. CIT(A) pertaining to Assessment Years 2008-09, 2007- 08 and 2011-12.

2. Since the underlying facts in issues are identical, all these appeals and cross objections are being disposed off by this common order for the sake of convenience and brevity.

3. At the very outset, the ld. counsel for the assessee drew our attention to the order of the National Company Law Tribunal [NCLT], Principal Bench, New Delhi dated 15.03.2022 and pointed out that the Resolution Plan has been accepted by NCLT and has issued necessary directions/instructions.

3

4. We have carefully perused the order of the NCLT [supra]. The relevant findings read as under:

"28. We hereby approve this Resolution Plan, as approved by the CoC, placed by the Applicant before this Adjudicating Authority. We, therefore, approve the Resolution Plan submitted by the Applicant along with the following directions in respect of the Corporate Debtor:
(i) The order of the moratorium passed by this Adjudicating Authority under Section 14 of the IBC,2016 shall cease to have effect from the date of passing of this Order.
(ii) The Resolution Professional shall forward all the records relating to the conduct of the CIRP and the Resolution Plan to the IBBI for its record and database.
(iii) The approved Resolution Plan shall become effective from the date of passing of this Order.
(iv) The Monitoring Committee, as provided in the Resolution Plan, shall be setup within 07 days of passing of this Order which shall take all necessary steps for implementation of the Resolution Plan.

29. The Resolution Professional shall forthwith send a copy of this Order to the CoC and the Successful Resolution Applicant. i. With the above, IA-3261 of 2021 stands allowed." 4

5. In light of the above, we restore the captioned appeals and cross objections to the file of the Assessing Officer. The Assessing Officer is directed to decide the issues as per the order of NCLT after affording reasonable and adequate opportunity of being heard to the assessee.

6. In the result, all captioned appeals of the assessee and Revenue as well as the cross objections of the assessee are allowed for statistical purposes.

The order is pronounced in the open court on 20.09.2022.

           Sd/-                                           Sd/-


     [ANUBHAV SHARMA]                              [N.K. BILLAIYA]
     JUDICIAL MEMBER                            ACCOUNTANT MEMBER

Dated: 20th September, 2022.


VL/

Copy forwarded to:

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR

                                                         Asst. Registrar,
                                                        ITAT, New Delhi
                                 5

Date of dictation

Date on which the typed draft is placed before the dictating Member Date on which the typed draft is placed before the Other Member Date on which the approved draft comes to the Sr.PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr.PS/PS Date on which the final order is uploaded on the website of ITAT Date on which the file goes to the Bench Clerk Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order