(c)in a case where the assessment is the subject-matter of an appeal to the Commissioner (Appeals) under section 246 ] [or section 246-A] [ Inserted by Act 10 of 2000, Section 59 (w.e.f. 1.6.2000).][or an appeal to the Appellate Tribunal under section 253, after the expiry of the financial year in which the proceedings, in the course of which action for the imposition of penalty has been initiated, are completed, or six months from the end of the month in which the order of the Commissioner (Appeals) or, as the case may be, the Appellate Tribunal is received by the Chief Commissioner or the Commissioner, whichever period expires later; [Inserted by Act 14 of 1997, Section 6 (w.r.e.f. 1.1.1997).]