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

Commissioner Of Income Tax vs S.R.M.T.Limited
2022 Latest Caselaw 1135 AP

Citation : 2022 Latest Caselaw 1135 AP
Judgement Date : 3 March, 2022

Andhra Pradesh High Court - Amravati
Commissioner Of Income Tax vs S.R.M.T.Limited on 3 March, 2022
     THE HONOURABLE SRI JUSTICE C.PRAVEEN KUMAR

AND THE HONOURABLE SMT JUSTICE V.SUJATHA

I.T.T.A.No.268 of 2007

JUDGMENT:- (Per Hon'ble Sri Justice C.Praveen Kumar)

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is below Rs.1,00,00,000/- are required to be withdrawn and as the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. 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.

2. Accordingly, the appeal is dismissed as withdrawn with the

liberty aforestated. There shall be no order as to costs.

Miscellaneous petitions pending, if any, in this appeal shall

stand closed.

_______________________________ JUSTICE C.PRAVEEN KUMAR

______________________ JUSTICE V.SUJATHA

Date : 03.03.2022 AMD

THE HONOURABLE SRI JUSTICE C.PRAVEEN KUMAR AND THE HONOURABLE SMT JUSTICE V.SUJATHA

I.T.T.A.No.268 of 2007

Date : 03.03.2022

AMD

 
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