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 1, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

M/S Sap Labs India Pvt Ltd, Bengaluru vs Deputy Commissioner Of Income Tax, ... on 1 February, 2021

                   IN THE INCOME TAX APPELLATE TRIBUNAL
                      BANGALORE BENCH " B " : BANGALORE

      BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
                             AND
              SMT. BEENA PILLAI, JUDICIAL MEMBER

                               IT(TP)A No.2883/Bang/2017
                                (Assessment Year: 2013-14)

M/s.SAP Labs India Pvt. Ltd.,
No.138, Export Promotion Industrial Park,
Whitefield, Bangalore-560 066                                           ....Appellant.
PAN AAFCS 3649P

     Vs.

Dy. Commissioner of Income Tax,
Circle 6(1)(1), Bangalore.                                           ......Respondent.

Assessee By:          Shri Pratik Shah, C.A.
Revenue By:           Shri Muzaffar Hussain,CIT (D.R.)


Date of Hearing :                  01.02.2021.
Date of Pronouncement :            01.02.2021.


                                        ORDER

PER SHRI CHANDRA POOJARI, A.M. :

This appeal at the instance of assessee is directed against the order of Assessing Officer passed u/s. 143(3) r.w.s. 144C(13) of the Act Dt.27.10.2017 for the Assessment Year 2013-14.

2. At the time of hearing, the learned Authorised Representative submitted that these assessee has opted to file an application under the Vivad Se Vishwas Act, 2020. Accordingly, ld. AR submitted that the appeal may be dismissed with the 2 IT(TP)A No.2883/Bang/2017 liberty to move appropriate application for recall of the present order in accordance with law, if the assessee intended to do so.

3. On the other hand, the learned Departmental Representative submitted that the assessee has to withdraw the pending appeals after filing the Form VSV1 as per Vivad Se Vishwas Act, 2020. Thereafter the assessee is required to furnish a copy of the same along with the proof of payment of tax as determined by the tax official to the department. Ld. DR submitted that the Form No.3 shall be issued to the assessee in due course and accordingly he submitted that the appeal of the assessee may be dismissed as withdrawn, as the assessee, in any way, is required to withdraw the appeals.

4. We have heard both the parties and perused the material on record. Since the assessee has opted for Vivad Se Vishwas Act, 2020, the assessee would be moving application for withdrawing the present appeals filed before the Tribunal in due course. Since the assessee has already filed the necessary application before the tax authorities under the above said scheme, we are of the view that no purpose will be served in keeping the appeal pending. Accordingly, we dismiss the appeal of the assessee as withdrawn. Further the assessee is at liberty to move appropriate application for recall of the present order in accordance with the law, if the assessee intends to do so.

5. In the result, the appeal of the assessee is dismissed as withdrawn.

Pronounced in the open court on the date mentioned on the caption page.

            Sd/-                                      Sd/-
     (SMT. BEENA PILLAI)                        (CHANDRA POOJARI)
     JUDICIAL MEMBER                           ACCOUNTANT MEMBER

Dated: 01.02.2021.

*Reddy GP
                          3
                                           IT(TP)A No.2883/Bang/2017

Copy to

          1.   The appellant
          2.   The Respondent
          3.   CIT (A)
          4.   Pr. CIT
          5.   DR, ITAT, Bangalore.
          6.   Guard File



                                        By order


                                   Assistant Registrar
                              Income-tax Appellate Tribunal
                                      Bangalore