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]

Gujarat High Court

Commissioner Of Income Tax-Ii vs Ghcl Limited on 3 December, 2018

Author: Harsha Devani

Bench: Harsha Devani, A. P. Thaker

           C/TAXAP/1597/2009                                      ORDER



             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                R/TAX APPEAL NO. 1597 of 2009
==========================================================
               COMMISSIONER OF INCOME TAX-II
                           Versus
                        GHCL LIMITED
==========================================================
Appearance:
MRS MAUNA M BHATT(174) for the PETITIONER(s) No. 1
MRS SWATI SOPARKAR(870) for the RESPONDENT(s) No. 1
==========================================================
  CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
         and
         HONOURABLE DR.JUSTICE A. P. THAKER
                      Date : 03/12/2018
                       ORAL ORDER

(PER : HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. Ms. Mauna Bhatt, learned Senior Standing Counsel for the appellant has submitted a note together with a communication dated 29.10.2018 of the Joint Commissioner of Income Tax (Judicial), for Principal Chief Commissioner of Income Tax, Gujarat, Ahmedabad, instructing her to withdraw the appeal as the tax effect is below the monetary limit of Rs.50,00,000/- and the case does not fall in the exceptional clauses as per the CBDT Circular No.3/2018 dated 11.07.2018, reserving a right to revive the appeal in case any discrepancy comes to notice at a later stage after withdrawal of the appeal as human error cannot be ruled out. She, accordingly, seeks permission to withdraw the appeal with liberty as aforesaid.

2. Permission as prayed for is granted. The appeal is dismissed as withdrawn with liberty as aforesaid.

(HARSHA DEVANI, J) (A. P. THAKER, J) Vijay Page 1 of 1