Income Tax Appellate Tribunal - Delhi
Sharp Business Systems ... vs Dcit, New Delhi on 11 March, 2025
आयकर अपीलीय अिधकरण
िद ी पीठ "आई", िद ी
ी िवकास अव थी, ाियक सद एवं
मनीष अ वाल, लेखाकार सद के सम
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "I", DELHI
BEFORE SHRI VIKAS AWASTHY, JUDICIAL MEMBER &
SHRI MANISH AGARWAL, ACCOUNTANT MEMBER
आअसं.2800/िद ी/2013(िन.व. 2008-09)
ITA No.2800/DEL/2013(A.Y.2008-09)
आअसं.6368/िद ी/2013(िन.व. 2009-10)
ITA No.6368/DEL/2013(A.Y.2009-10)
आअसं.241/िद ी/2015(िन.व. 2010-11)
ITA No.241/DEL/2015(A.Y.2010-11)
आअसं.717/िद ी/2016(िन.व. 2011-12)
ITA No. 717/DEL/2016(A.Y.2011-12)
आअसं.1940/िद ी/2017(िन.व. 2012-13)
ITA No.1940/DEL/2017(A.Y.2012-13)
आअसं.7724/िद ी/2017(िन.व. 2013-14)
ITA No.7724/DEL/2017(A.Y.2013-14)
आअसं.783/िद ी/2019(िन.व. 2014-15)
ITA No.783/DEL/2019(A.Y.2014-15)
आअसं.208/िद ी/2020(िन.व. 2015-16)
ITA No.208/DEL/2020(A.Y.2015-16)
आअसं.836/िद ी/2021(िन.व. 2016-17)
ITA No.836/DEL/2021(A.Y.2016-17)
आअसं.236/िद ी/2022(िन.व. 2017-18)
ITA No.236/DEL/2022(A.Y.2017-18)
आअसं.2053/िद ी/2022(िन.व. 2018-19)
ITA No.2053/DEL/2022(A.Y.2018-19)
आअसं.3889/िद ी/2024 (िन.व. 2020-21)
ITA No.3889/DEL/2024(A.Y.2020-21)
2
ITA Nos.2800, 2936 &6368/Del/2013
(AYs 2008-09 & 2009-10)
ITA No. 241/Del/2015, 717/Del/2016, 1940 &7724/Del/2017,
783/Del/20119, 208/Del/2020, 836/Del/2021, 236 & 2053/Del/2022
(AYs 2010-11 to 2018-19)
ITA No. 3889/Del/2024 (AY 2020-21)
Sharp Business Systems (India) Ltd.,
214-221, Ansal Tower, 38, Nehru Place,
New Delhi 110019
PAN: AAECS-2980-A ...... अपीलाथ /Appellant
बनाम Vs.
Deputy Commissioner of Income Tax,
Circle 8(1), Central Revenue Building,
New Delhi 110002 ..... ितवादी/Respondent
आअसं.2936/िद ी/2013(िन.व. 2008-09)
ITA No.2936/DEL/2013(A.Y.2008-09)
Deputy Commissioner of Income Tax,
Circle 8(1), Central Revenue Building,
New Delhi 110002 ...... अपीलाथ /Appellant
बनाम Vs.
Sharp Business Systems (India) Ltd.,
214-221, Ansal Tower, 38, Nehru Place,
New Delhi 110019
PAN: AAECS-2980-A ..... ितवादी/Respondent
Assessee by : Shri Akshit Dawra
Department by : Shri Dharm Veer Singh, CIT(DR)
सुनवाई क ितिथ/ Date of hearing : 11/03/2025
घोषणा क ितिथ/ Date of pronouncement : : 11/03/2025
3
ITA Nos.2800, 2936 &6368/Del/2013
(AYs 2008-09 & 2009-10)
ITA No. 241/Del/2015, 717/Del/2016, 1940 &7724/Del/2017,
783/Del/20119, 208/Del/2020, 836/Del/2021, 236 & 2053/Del/2022
(AYs 2010-11 to 2018-19)
ITA No. 3889/Del/2024 (AY 2020-21)
आदेश/ORDER
PER BENCH:
In this bunch of 13 appeals, 12 by the assessee for assessment years 2008- 09 to 2018-19 & 2020-21 and one cross appeal by the Revenue for AY 2008-09, the assessee has filed an application dated 06.03.2025 for withdrawal of appeals pursuant to resolution of disputes/issues in appeal under Mutual Agreement Procedure (MAP).
2. The ld. Authorized Representative (AR) of assessee has placed on record a copy of communication dated 18.02.2025 from CBDT (Foreign Tax & Tax Research Division) intimating the assessee that Indian and Japanese Competent Authorities have agreed to resolve the MAP in assessee's case for AY 2008-09 to 2018-19 & 2020-21. In light of the fact that pending issues in appeal have been resolved under MAP, the assessee has requested for withdrawal of its appeals. The ld. AR of assessee further contended that even the issue raised in Department's appeal for AY 2008-09 is also settled under MAP, therefore, the Department appeal has become infructuous.
3. Shri Dharm Veer Singh, stated that the issue raised in appeals by the assessee have since been settled under MAP, he has no objection in withdrawal of appeals by the assessee. In so far as the Department appeal, he contended that liberty may be granted to the Department to restore the appeal, if, the issue is not settled under MAP proceedings.
4ITA Nos.2800, 2936 &6368/Del/2013 (AYs 2008-09 & 2009-10) ITA No. 241/Del/2015, 717/Del/2016, 1940 &7724/Del/2017, 783/Del/20119, 208/Del/2020, 836/Del/2021, 236 & 2053/Del/2022 (AYs 2010-11 to 2018-19) ITA No. 3889/Del/2024 (AY 2020-21)
4. Both sides heard. The assessee has placed on record letter dated 18.02.2025 (supra) from CBDT intimating that Competent Authorities from India and Japan have agreed to resolve the issues under MAP in assessee's case for AY 2008-09 to 2018-19 & 2020-21. In light of said communication, the assessee has prayed for withdrawal of its appeals for aforesaid assessment years. The appeals of the assessee are dismissed as withdrawn.
5. There is a cross appeal by the Revenue for AY 2008-09, the contention of the assessee is that the issues raised in Department's appeal is also resolved under MAP. Thus, in light of the statement made by Counsel for the assessee, the Department appeal has become infructuous and the same is dismissed as such. Liberty is granted to the Revenue to revive appeal in case the Department finds that the issue in Department's appeal has not been resolved in MAP.
6. To sum up, appeals of the assessee for AY 2008-09 to 2018-19 & 2020-21 are dismissed as withdrawn and appeal of the Revenue for AY 2008-09 is dismissed as infructuous.
Order pronounced in the open court on Tuesday the 11th day of February, 2025.
Sd/- Sd/-
(MANISH AGARWAL) (VIKAS AWASTHY)
लेखाकार सद य/ACCOUNTANT MEMBER याियक सद य/JUDICIAL MEMBER
िद ी/Delhi, दनांक/Dated 11/03/2025
NV/-
5
ITA Nos.2800, 2936 &6368/Del/2013
(AYs 2008-09 & 2009-10)
ITA No. 241/Del/2015, 717/Del/2016, 1940 &7724/Del/2017,
783/Del/20119, 208/Del/2020, 836/Del/2021, 236 & 2053/Del/2022 (AYs 2010-11 to 2018-19) ITA No. 3889/Del/2024 (AY 2020-21) ितिलिप अ िे षतCopy of the Order forwarded to :
1. अपीलाथ /The Appellant ,
2. ितवादी/ The Respondent.
3. The PCIT
4. िवभागीय ितिनिध, आय.अपी.अिध., िद ी /DR, ITAT, िद ी
5. गाड फाइल/Guard file.
BY ORDER, //True Copy// (Dy./Asstt. Registrar) ITAT, DELHI