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]

Chattisgarh High Court

Income Tax Officer-2 (1) vs K. Ravindranathan Nair 78 ... on 1 May, 2019

Author: Prashant Kumar Mishra

Bench: Prashant Kumar Mishra, Parth Prateem Sahu

                                                                                           NAFR
                           HIGH COURT OF CHHATTISGARH, BILASPUR
                                           TAXC No. 99 of 2018
               •   Income Tax Officer, 2(1), Aaykar Bhawan, Raipur, Chhattisgarh.

                                                                                   ---- Petitioner
                                                   Versus
               •   K. Ravindranathan Nair, Prop. Shivam Publicity, Nathani Building,
                   Bhudapara, Raipur, Chhattisgarh

                                                                                 ---- Respondent


          For Petitioner                 Shri Amit Choudhari, Ms Naushina Ali & Shri Ajay
                                         Kumrani, Advocates


                              Hon'ble Shri Prashant Kumar Mishra, Ag.CJ
                                 Hon'ble Shri Parth Prateem Sahu, J.

Order on Board By Prashant Kumar Mishra, Ag. CJ 01/05/2019

1. In the present Income Tax Appeal the tax effect assessed by the Department is at about Rs.26,36,737/-. The Central Board Direct Taxes (CBDT) has issued a circular on 11-7-2018 deciding that the Department Appeals may be filed on merits before the Income Tax Appellate Tribunal, High Courts and SLPs/Appeals before the Supreme Court keeping in view the monetary limits stating further that henceforth appeals/SLPs shall not be filed in cases where the tax effect does not exceed the monetary limits provided in para 3 of the circular. For appeals before the High Court the monetary limit is Rs.50,00,000/-. The circular dated 11-7-2018 has been made effective retrospective vide para 13 thereof.

2. In view of the CBDT circular, since in the present appeal the tax effect is below the monetary limit, the same is dismissed. However, the question of law raised in the appeal shall remain open for decision in an appropriate case.

                               Sd/-                                               Sd/-
                    (Prashant Kumar Mishra)                             (Parth Prateem Sahu)
                      Acting Chief Justice                                       Judge

Chandra