Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pr Commissioner Of Income Tax 6 vs Visa Consolidated Support Services ...
2024 Latest Caselaw 22923 Bom

Citation : 2024 Latest Caselaw 22923 Bom
Judgement Date : 6 August, 2024

Bombay High Court

Pr Commissioner Of Income Tax 6 vs Visa Consolidated Support Services ... on 6 August, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

             Digitally
             signed by


2024:BHC-OS:12555-DB
    VILAS
    RANE
             PRASHANT
    PRASHANT VILAS
             RANE
             Date:
             2024.08.17
                                                                                                  33-IA 1701-24.DOC
             13:08:15
             +0530




         PVR

                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         ORDINARY ORIGINAL CIVIL JURISDICTION

                                            INTERIM APPLICATION NO. 1701 OF 2024
                                                            IN
                                           INCOME TAX APPEAL (L.) NO.40707 OF 2022

                          Pr. Commissioner of Income Tax -6                                 ...Appellant
                                       Vs.
                          Visa Consolidated Support Services
                          India Pvt. Ltd.                                                   ...Respondent
                                                           _______

                          Mr. Suresh Kumar for Appellant.
                          None for Respondent.
                                                                     _______

                                                              CORAM:      G. S. KULKARNI &
                                                                          SOMASEKHAR SUNDARESAN, JJ.
                                                              DATED:      6 August 2024

                          P.C.

1. We have heard learned counsel for the parties on this interim

application which is filed praying for condonation of delay in filing the

aforesaid appeal under Section 260A of the Income Tax Act. The delay

which is sought to be condoned is of 17 days.

2. None for the respondent although served. The position in law in

catena of judgments of the Supreme Court on the principles to be followed

on condoning the delay, is well settled.

6 August 2024

33-IA 1701-24.DOC

3. Having perused the memo of the application and considering the short

period of delay, in our opinion, the reasons as set out certainly provide for an

appropriate justification and a sufficient cause shown by the applicant to

condone the delay in filing of the appeal. It is hence in the interest of justice

that the delay is condoned.

4. The application is hence allowed in terms of prayer clause (a).

5. The appeal accordingly be listed for admission, subject to removal of

objections, if any, to be removed within six weeks from today.

6. Disposed of in the above terms. No costs.

(SOMASEKHAR SUNDARESAN, J.) (G. S. KULKARNI , J.)

6 August 2024

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter