Karnataka High Court
The Principal Commissioner Of Income ... vs M/S Aon Specialist Services Pvt 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.249/2016
BETWEEN:
1. THE PRINCIPAL COMMISSIONER OF INCOME TAX
5TH FLOOR, BMTC BUILDING,
80 FEET ROAD, KORAMANGALA,
BENGALURU-560 095.
2. THE INCOME-TAX OFFICER,
WARD-11(1),
2ND FLOOR, BMTC BUILDING,
80 FEET ROAD, KORAMANAGALA,
BENGALURU-560 095. ... APPELLANTS
(By Sri.ARAVIND.K.V, ADVOCATE AND
Sri.DILIP.M, ADVOCATE)
AND:
M/S AON SPECIALIST SERVICES PVT. LTD.,
4TH FLOOR, TOWER 2, SJRI PARK,
13/14/15 EPIP INDUSTRIAL AREA,
1ST PHASE, WHITEFIELD,
BANGALORE - 560 004.
PAN:AAFCA 93066 H ... RESPONDENT
(By Sri.T.SURYANARAYANA, ADVOCATE)
2
THIS INCOME TAX APPEAL IS FILED UNDER SECTION
260-A OF INCOME TAX ACT 1961, ARISING OUT OF ORDER
DATED: 16.10.2015 PASSED IN ITA NO.1375/BANG/2014, FOR
THE ASSESSMENT YEAR 2009-2010, ANNEXURE-D, PRAYING
TO: 1) FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW
STATED ABOVE; 2) ALLOW THE APPEAL AND SET ASIDE THE
ORDERS PASSED BY THE INCOME-TAX APPELLATE TRIBUNAL,
BENGALURU IN ITA NO.1375/BANG/2014 DATED 16.10.2015,
ANNEXURE-D CONFIRMING THE ORDER OF THE APPELLATE
COMMISSIONER AND CONFIRM THE ORDER PASSED BY THE
INCOME-TAX OFFICER, WARD-11(1), BENGALURU; 3) 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 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 was prescribed as per Circular No.3 of 2018 dated 11th July, 3 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counsel submits that the appeal is not maintainable and in view of the Circular, the appeal may be permitted to be withdrawn.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/-