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 0]

Income Tax Appellate Tribunal - Delhi

M/S. Conquest Softech Pvt. Ltd., New ... vs Ito, New Delhi on 28 December, 2020

                                                                 ITA No.2039 /Del/2017
                                                           M/s Conquest Softech Pvt. Ltd.


              IN THE INCOME TAX APPELLATE TRIBUNAL
                  DELHI BENCH "SMC-1" NEW DELHI
                  (THROUGH VIDEO CONFERENCING)

              BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER

                         ITA No. 2039/DEL/2017
                              A.Y.: 2007-08


M/s Conquest Softech Pvt. Ltd.,
B-82, Defence Colony,               vs.    ITO, Ward-6(3), New Delhi
New Delhi-110024
(PAN:AACCC5443J)
(Appellant)                                   (Respondent)

                 Assessee by      : Sh. Shailesh Gupta, CA
                 Department b     : Sh. Prakash Dubey, Sr. DR

                                   ORDER

The assessee has filed the present appeal against the impugned order dated 27.01.2017 passed by learned CIT(A), New Delhi relating to the assessment year 2007-08.

2. At the time of hearing learned counsel for the assessee filed an application dated 27th December, 2020 and requested that the present appeal may be dismissed as withdrawn because assessee contemplating to avail Vivad Se Vishwas Scheme and settled the pending tax dispute.

2. Learned Sr. DR has not raised any objection.

3. Keeping in view the statement of the learned counsel for the assessee, the present appeal is dismissed as withdrawn with liberty to the assessee if Form No. 3 is not issued by the competent authority then the assessee is at 1 ITA No.2039 /Del/2017 M/s Conquest Softech Pvt. Ltd.

liberty to move an application for recalling of this order and that will be decided as per law.

4. In the result, the appeal of the assessee is dismissed.

Order pronounced in the Open Court today i.e. on 28.12.2020 in the presence of both the parties.

Sd/-

[H.S. SIDHU] JUDICIAL MEMBER Date: 28.12.2020 Copy forwarded to: -

1. Appellant -
2. Respondent -
3. CIT
4. CIT (A)
5. DR, ITAT TRUE COPY By Order, Assistant Registrar, ITAT, Delhi Benches 2