Income Tax Appellate Tribunal - Ahmedabad
Ramanbhai Jesingbhai Patel, Ahmedabad vs The Ito, Ward-7(1)(3), Ahmedabad on 27 September, 2021
IN THE INCOME TAX APPELLATE TRIBUNAL
AHMEDABAD "C" BENCH
(BEFORE SHRI MAHAVIR PRASAD, JUDICIAL MEMBER
& SHRI AMARJIT SINGH, ACCOUNTANT MEMBER)
[Through Virtual Court]
ITA. No: 1444/Ahd/2019
(Assessment Years: 2013-14)
Ramanbhai Jesingbhai ITO Ward-7(1)(3),
Patel, B/902, Suryoday Ahmedabad
Tower, Near Bhuyangdev
Char Rasta, Sola Road,
Ahmedabad
PAN No. AEDPP8190B
(Appellant) (Respondent)
Appellant by : Shri Tej Shah, A.R.
Respondent by : Shri S. S. Shukla, Sr. D.R.
(आदे श)/ORDER
Date of hearing : 24 -09-2021
Date of Pronouncement : 27-09-2021
PER MAHAVIR PRASAD, J.M.
1. This appeal filed by assessee arise from order of the Ld. CIT(A), Ahmedabad, in proceedings under the Income Tax Act 1961; in short "the Act".
2 ITA No. 1444/Ahd/2019. A.Y. 2013-14
2. The assesses filed written submissions to withdraw the appeal on the ground that they have opted to avail benefits of Vivad se Vishwas Scheme, 2020 and in their submissions the assessee have also enclosed the copies form no.-3 issued by the Pr. CIT of Income Tax for approving the applications filed by the assessee under the Vivad se Vishwas Scheme, 2020. When the matter was called for hearing, the Ld. Counsels for the assesses at the outset have submitted that they do not want to pursue the said appeals since their applications under Vivad se Vishwas Scheme, 2020 have been approved by the Income Tax Department and requested that their applications for withdrawal of appeal may please be granted.
3. The Ld. Departmental Representative for the Revenue stated that he has no objection to withdraw the appeals in the circumstances narrated on behalf of the assessee.
4. We have considered the submissions and applications of the assessee for withdrawal of the appeal as their applications have been approved under Vivad se Vishwas Scheme, 2020. A reference has been made in sub-section (2) & (3) of section 4 of Direct Tax Vivad se Vishwas Scheme, 2020 for the purpose of withdrawal of appeal. In the light of the provision made in the scheme and after considering the material on record, the aforesaid requests for withdrawal of appeal of the assessee to avail the VSV Scheme, 2020 in accordance with law are allowed. However, in case, any issue is remained un-resolved under the said scheme, then, the assessee will be at liberty to file the Miscellaneous Application to recall this order to restore the original appeal within the time limit provided in the act.
3 ITA No. 1444/Ahd/2019. A.Y. 2013-14
5. In the result, appeal filed by assessee is dismissed as withdrawn.
Order pronounced in Open Court on 27- 09- 2021
Sd/- Sd/-
(AMARJIT SINGH) (MAHAVIR PRASAD)
ACCOUNTANT MEMBER True Copy JUDICIAL MEMBER
Ahmedabad: Dated 27/09/2021
Rajesh
Copy of the Order forwarded to:-
1. The Appellant.
2. The Respondent.
3. The CIT (Appeals) -
4. The CIT concerned.
5. The DR., ITAT, Ahmedabad.
6. Guard File.
By ORDER
Deputy/Asstt.Registrar
ITAT,Ahmedabad