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 - Chandigarh

M/S Haryana State Industrial & ... vs Dcit, Circle, Panchkula on 17 February, 2026

1 IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, CHANDIGARH PHYSICAL HEARING BEFORE HON'BLE SHRI RAJPAL YADAV, VICE PRESIDENT AND HON'BLE SHRI MANOJ KUMAR AGGARWAL, AM

1. Stay Application No.12/Chandi/2022 (In ITA No.1371/CHANDI/2019) (िनधारण वष / Assessment Year: 2016-17) M/s Haryana State Industrial and Infrastructure DCIT Circle Dev. Corp. Ltd. बनाम/ Panchkula Circle C-13-14, Sector - 6 Panchkula (Haryana) Vs. Panchkula थायीलेखासं ./जीआइआरसं ./PAN/GIR No. AAACH-4114-R (अपीलाथ /Appellant) : ( थ / Respondent) अपीलाथ कीओरसे / Appellant by : Sh. A.K. Jindal (CA) & Ms. Rattan Kaur (CA) - Ld. AR थ कीओरसे /Respondent by : Sh. Vivek Vardhan (Addl. CIT) - Ld. Sr. DR सु नवाईकीतारीख/Date of Hearing : 16-02-2026 घोषणाकीतारीख /Date of Pronouncement : 17-02-2026 आदे श / O R D E R Manoj Kumar Aggarwal (Accountant Member)

1. By way of this stay application for Assessment Year (AY) 2016- 17, the assessee seeks extension of stay of recovery of outstanding demand. The initial stay was granted by Tribunal on 29-11-2019 which has been extended from time to time. The last order has been passed by Tribunal vide SA No.32/Chd/2021 order dated 21-12-2021.

2

Thereafter, status quo has been maintained on the stay vide order sheet entries of various dates as per records.

2. The Ld. AR stated that delay in disposal of appeal was not attributable to any fault of the assessee. It is also an undisputed position that the assessee has already paid more than 65% of the total demand which fact is already noted by Tribunal in stay order dated 21- 12-2021. Today, this stay application came up for hearing along with quantum appeal. During hearing, it transpired that certain details of subsequent years qua recognition of revenue are required from the assessee for proper adjudication which Ld. AR would be filing very shortly. At this stage, Ld. AR pleaded for grant of regular stay. The Ld. Sr.-DR opposed the same.

3. There being no change in the facts as prevalent during earlier stay orders and keeping in mind the fact that the assessee has already paid more than 65% of total demand, we extend the stay for a period of 180 days from the date of this order or till the disposal of the quantum appeal. All the conditions imposed in earlier stay orders shall remain intact. An endeavor would be made for an early disposal of the quantum appeal.

4. The stay application stands allowed.

Order pronounced on 17th February, 2026.

            -Sd-                                     -Sd-
     (RAJPAL YADAV)                       (MANOJ KUMAR AGGARWAL)
     VICE PRESIDENT                           ACCOUNTANT MEMBER

Dated:     17-02-2026
                                     3




आदे श की ितिलिप अ े िषत /Copy of the Order forwarded to :

1. अपीलाथ /Appellant
2. थ /Respondent
3. आयकरआयु /CIT
4. िवभागीय ितिनिध/DR
5. गाडफाईल/GF ASSISTANT REGISTRAR ITAT CHANDIGARH