Income Tax Appellate Tribunal - Bangalore
M/S.Amada (India) Private Limited, ... vs Deputy Commissioner Of Income-Tax, ... on 9 December, 2020
IN THE INCOME TAX APPELLATE TRIBUNAL
BANGALORE BENCHES "C", BANGALORE
Before Shri George George K, JM & Shri B.R.Baskaran, AM
IT(TP)A No.551/Bang/2017 : Asst.Year 2012-2013
M/s.Amada (India) Private Limited The Dy.Commissioner of
No.60, KIADB Bengaluru v. Income-tax, Circle 1(1)
Aerospace Park, Singahalli Village Bangalore.
Budigere Post, Bangalore North
Taluk, Karnataka - 562 129.
PAN : AACCA6596N.
(Appellant) (Respondent)
Appellant by : Sri.Harish Khurana, CA
Respondent by : Sri.Pradeep KUmar, CIT-DR
Date of
Date of Hearing : 09.12.2020 Pronouncement : 09.12.2020
ORDER
Per George George K, JM
This appeal at the instance of the assessee is directed against the final assessment order dated 29th December, 2016 passed u/s 143(3) r.w.s. 144C of the I.T.Act. The relevant assessment year is 2012-2013.
2. At the time of hearing before us, the learned Counsel for the assessee submitted that the assessee has opted for filing the application under Direct Tax Vivad Se Vishwas Act, for settlement of the dispute, and accordingly, he prayed that the appeal may be adjourned.
3. The learned Departmental Representative, however, submitted that the assessee has to withdraw the pending appeal after filing 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 to the Department. He submitted that 2 IT(TP)A No.551/Bang/2017 M/s.Amada (India) Pvt. Ltd.
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issued to the assessee in due course and accordingly he submitted that the appeal of the assessee may be dismissed as withdrawn, as the assessee in any case is required to withdraw the appeal. The learned DR further submitted that in these types of cases, the Tribunal is giving liberty to seek recall of the order if the appeal is dismissed by the Bench.
4. We have heard the rival submissions and perused the material on record. The submissions made by the learned DR is considered. Since the assessee has opted for filing the application under Direct Tax Vivad Se Vishwas Act for settlement of the dispute, the assessee would be moving application for withdrawing the present appeal filed before the Tribunal in due course. Hence, we are of the view that no purpose will be served in keeping this appeal pending. Accordingly, we dismiss the appeal of the assessee as withdrawn. Since we have dismissed the appeal, 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 filed by the assessee is dismissed, as withdrawn.
Order pronounced on this 09th day of December, 2020.
Sd/- Sd/-
(B.R.Baskaran) (George George K)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Bangalore; Dated : 09th December, 2020. Devadas G* 3 IT(TP)A No.551/Bang/2017 M/s.Amada (India) Pvt. Ltd.
Copy to :
1. The Appellant.
2. The Respondent.
3. The DRP-1, Mumbai
4. The CIT (TP) Mumbai.
5. The DR, ITAT, Bengaluru.
6. Guard File.
Asst.Registrar/ITAT, Bangalore