Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs Arimilli Vivekananda
2022 Latest Caselaw 2154 AP

Citation : 2022 Latest Caselaw 2154 AP
Judgement Date : 29 April, 2022

Andhra Pradesh High Court - Amravati
Commissioner Of Income Tax vs Arimilli Vivekananda on 29 April, 2022
            THE HON'BLE SRI JUSTICE A.V.SESHA SAI

AND THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

I.T.T.A.No.299 OF 2008

JUDGMENT: (Per Hon'ble Sri Justice A.V.Sesha Sai)

The learned Standing Counsel for the Income Tax

Department would submit that in terms of Central Board Direct

Taxes Circular No.17 of 2019, dated 08.08.2019, all appeals

where the tax effect is below Rs.1,00,00,000/- are required to be

withdrawn, and as the value of the present appeal is less than

Rs.1,00,00,000/-, the appellant may be permitted to withdraw

the appeal. The learned counsel would further submit that

liberty may be granted, in case it were to be found later that the

subject matter of the appeal falls within the exceptions

mentioned in the circular issued by the Central Board to file an

application for restoration of the appeal.

Accordingly, this Appeal is dismissed as withdrawn with

the liberty sought for. There shall be no order as to costs of the

Appeal.

As a sequel, interlocutory applications pending, if any, in this appeal shall stand closed.

___________________ A.V.SESHA SAI, J

_________________________ RAVI NATH TILHARI, J Date: 29.04.2022 siva

THE HON'BLE SRI JUSTICE A.V.SESHA SAI AND THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

I.T.T.A. No.299 OF 2008

Date: 29.04.2022

siva

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter