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 Fiza Developers, vs Dcit, on 9 February, 2021

              IN THE INCOME TAX APPELLATE TRIBUNAL
            BANGALORE BENCHES " C " BENCH: BANGALORE

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

                              ITA No.940/Bang/2013
                            (Assessment Year: 2007-08)

M/s. Fiza Developers & Inter Trade (P) Ltd.,
No.25/1,Residency Road,
Bangalore.                                                          ....Appellant.
PAN AAACFS 5868N
  Vs.
Dy. Commissioner of Income Tax,
Central Circle 2(3), Bangalore.                                  ......Respondent.

Assessee By:      Shri Pranav Krishna, Advocate.
Revenue By:       Shri Dilip, Sr. Standing Counsel.


Date of Hearing :                 09.02.2021
Date of Pronouncement :           09.02.2021


                                    ORDER

PER SHRI CHANDRA POOJARI, AM :

This appeal filed by the assessee is directed against the order passed by the Commisisoner of Income Tax (Appeals), Mysore dt.12.02.2013 for the Assessment Year 2007-08.

2. At the time of hearing, the learned Authorised Representative submitted that the assessee has opted to file an application under the Vivad Se Vishwas Act, 2020. Accordingly, ld. AR submitted letter dt.06.02.2021 and prayed that the appeal may be dismissed with the liberty to move appropriate application for recall of the present order in accordance with law, if the assessee intended to do so.

2 ITA No.940/Bang/2013

3. On the other hand, the learned Departmental Representative submitted that the assessee has to withdraw the pending appeal 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issued to the assessee in due course and accordingly he submitted that the appeal of the assessee may be dismissed as withdrawn, as the assessee, in any way, is required to withdraw the appeal.

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 appeal filed before the Tribunal in due course. Since the assessee has already filed the necessary applications 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: 09.02.2021.

*Reddy GP
                          3
                                               ITA No.940/Bang/2013




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