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 1]

Karnataka High Court

The Commissioner Of Income-Tax Tds vs M/S Bharti Airtel Ltd., on 29 August, 2019

Bench: L.Narayana Swamy, R Devdas

                             1


     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

        DATED THIS THE 29TH DAY OF AUGUST, 2019

                          PRESENT

       THE HON'BLE MR.JUSTICE L. NARAYANA SWAMY

                           AND

            THE HON'BLE MR.JUSTICE R. DEVDAS

           INCOME TAX APPEAL No.430/2017

BETWEEN:
1. THE COMMISSIONER OF INCOME-TAX,
   TDS, NO.59, HMT BHAVAN,
   4TH FLOOR, BELLARY ROAD,
   GANGANAGAR,
   BENGALURU - 560 032.

2.   THE ASST.COMMISSIONER OF INCOME TAX,
     (TDS), CIRCLE -16(1)
     NO.59, HMT BHAVAN,
     4TH FLOOR, BELLARY ROAD,
     GANGANAGAR,
     BENGALURU - 560 032.
                                            ... APPELLANTS
(BY SRI K.V. ARAVIND AND SRI DILIP M., ADVOCATES)

AND:
M/S. BHARTI AIRTEL LTD.
CIRCLE OFFICE, 55,
DIVYASHREE CHAMBERS,
BANNERGHATTA ROAD,
BENGALURU.
PAN : AAACB2894G
                                           ... RESPONDENT
(BY SRI K.K. CHYTHANYA, ADVOCATE)
                                  2




     THIS ITA IS FILED UNDER SEC.260-A OF INCOME TAX
ACT, 1961, ARISING OUT OF ORDER DATED 31.01.2017 PASSED
IN ITA NO.744/BANG/2015, FOR THE ASSESSMENT YEAR 2007-
2008, PRAYING TO i). FORMULATE THE SUBSTANTIAL
QUESTIONS OF LAW STATED ABOVE, ii). ALLOW THE APPEAL
AND SET ASIDE THE ORDERS PASSED BY THE INCOME-TAX
APPELLATE TRIBUNAL, BENGALURU IN ITA NO.744/BANG/2015
DATED 31.01.2017 AND CONFIRM THE ORDER OF THE
APPELLATE COMMISSIONER CONFIRMING THE ORDER PASSED
BY THE ASSISTANT COMMISSIONER OF INCOME TAX (TDS),
CIRCLE-16(1), BENGALURU, iii). TO PASS SUCH OTHER
SUITABLE ORDERS AS THIS HON'BLE COURT DEEMS FIT TO
GRANT IN THE FACTS AND CIRCUMSTANCES OF THE CASE IN
THE INTEREST OF JUSTICE AND EQUITY.

    THIS ITA COMING ON FOR FINAL HEARING, THIS DAY,
DEVDAS J., DELIVERED THE FOLLOWING:

                         JUDGMENT

The learned counsel for the appellant-Revenue brings to the notice of this Court a Circular bearing No.17 of 2019 dated 08th August, 2019 wherein the further enhancement of monetary limit for filing of appeals by the Departments before the Income- Tax Appellate Tribunals, High Courts and Special Leave Petitions/Appeals before the Supreme Court stands amended, and by the said amendment the earlier monetary limit of Rs.50,00,000/- (Rupees fifty lakh) has not been raised to Rs.1,00,00,000/- (Rupees one crore). The earlier monetary limit 3 was prescribed as per Circular No.3 of 2018 dated 11th July, 2018. In the light of the same, the learned counsel submits that the appeal is not maintainable and in view of the Circular, the appeal may be permitted to be withdrawn. Further, the learned counsel would also draw the attention of this Court to Clause 10 of the Circular No.3 of 2018 dated 11th July, 2018 wherein certain exceptions are carved out. The learned counsel submits that at the present stage it may not be possible for him to submit whether the matter falls under any of the exceptions. Therefore, it is prayed that liberty may be reserved to the appellants to move this Court, if it is found that the matter falls within the exception carved out in Clause 10 of Circular bearing Number 3 of 2018.

2. On the query of the Court as to whether the Circular is applicable to pending matters, the learned counsel draws the attention of this Court to the communication dated 20th August, 2019 made by the Central Board of Direct Taxation to all the Chief Commissioners of Income Tax clarifying at paragraph No.3 that the monetary limit prescribed in Circular No.17 of 2019 is 4 applicable to all pending Special Leave Petitions, Appeals, Cross Objections and References.

3. In view of the above, we permit the appellant to withdraw the appeal for the reasons stated above. Liberty is also granted to the appellant to seek revival of this appeal, if it is found that the matter falls within the exception carved out in Clause 10 of Circular bearing No.3 of 2018.

Sd/-

JUDGE Sd/-

JUDGE Bvk/-