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 1]

Income Tax Appellate Tribunal - Kolkata

Saregama India Limited, Kolkata vs Acit, Circle - 3, Kolkata on 30 December, 2016

     IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH : KOLKATA

           [Before Hon'ble Sri Aby T.Varkey, JM & Dr.Arjun Lal Saini, AM ]
                                  I.T.A No.1148/Kol/2006
                                 Assessment Year : 2001-02
Saregama India Ltd.                     -vs.-        A.C.I.T., Circle-3,
Kolkata                                              Kolkata
[PAN : AAACT9815B]
(Appellant)                                                (Respondent)
                    For the Appellant : Shri Pratyush JhunJhunwala, Advocate
                    For the Respondent : Shri G.Mallikarjuna, CIT(DR)

Date of Hearing : 19.12.2016.
Date of Pronouncement : 30.12.2016.
                                          ORDER
Per Aby T.Varkey, JM

This is an appeal preferred by the Assessee against the order of C.I.T.-1, Kolkata u/s 263 of the Act dated 31.03.2008 for AY 2001-02.

2. At the outset, we would like to take note of the order sheet entry dated 24.11.2016 which reads as under :-

"This is an appeal against an order u/s 263 of the Act. The Ld. Sr.Counsel for assessee submitted that pursuant to the order u/s 263 of the Act the AO passed an order of Assessment and the assessee challenged the additions made therein before CIT(A). The CIT(A) allowed certain reliefs to the assessee. If the department does not file any further appeal before ITAT against the order of the CIT(A) the assessee will not pursue this appeal. The Ld. DR sought time to verify if any appeal against the order of CIT(A) has been filed by the revenue. According the appeal is adjourned to 19.12.2016. Date was announced in open court."

3. In the back drop of the aforesaid facts on query from the Bench as to whether the revenue has filed any appeal against the order of CIT(A), the ld. DR was not able to positively state as to whether the appeal has been filed or not. According to the ld. AR, to the best of his knowledge the revenue has not preferred any appeal against the order of CIT(A). In such a scenario the ld. AR wishes to withdraw the appeal with a liberty that it can move appropriate application to recall the order if the Revenue had in fact filed any appeal.

2 ITA No.1148/Kol/2006

Saregama India Ltd.

A.Yr.2001-02

4. We have heard the parties and perused the records. Since the AO has passed an order pursuant to the impugned order passed by CIT u/s 263 of the Act which inturn has been challenged by the assessee before CIT(A) and the assessee claims to have got certain relief from CIT(A). The assessee's stand before this Tribunal was that if the revenue is not in appeal before the Tribunal against the order of CIT(A), the assessee would not pursue this appeal preferred against 263 order of the CIT. We had given opportunity to the revenue to find out whether the revenue has preferred any appeal. However, the revenue is not in a position to state positively as to whether they have filed any appeal against the order of CIT(A). In the light of the facts and circumstances, and since it is a very old appeal we are inclined to allow the prayer of the assessee to withdraw this appeal with the liberty given to the assessee that in case the revenue files/or had filed an appeal against the order of CIT(A) then it is at liberty to file appropriate application to recall this order. With this observation we are inclined to dismiss the appeal as withdrawn.

5. In the result the appeal of the assessee is dismissed as withdrawn.

Order pronounced in the Court on 30.12.2016.

            Sd/-                                                         Sd/-
       [A.L.Saini]                                                [ Aby T.Varkey ]
      Accountant Member                                           Judicial Member
 Dated : 30.12.2016.
[RG PS]

Copy of the order forwarded to:

1.Saregama India Ltd., Millenium City, Information Technology Park, DN-62, Block-B, 3rd Floor, Sector-V, Salt Lake, Kolkata-700091.

2. A.C.I.T.-Circle-3, Kolkata. .

3. CIT -1, Kolkata.

4. CIT(DR), Kolkata Benches, Kolkata.

True copy By Order Asstt.Registrar, ITAT, Kolkata Benches 2 3 ITA No.1148/Kol/2006 Saregama India Ltd.

A.Yr.2001-02 3