Citation : 2026 Latest Caselaw 2022 Cal/2
Judgement Date : 18 March, 2026
1
OD - 22
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction [Income Tax]
ORIGINAL SIDE
ITAT/246/2025
IA NO: GA/1/2026, GA/2/2026
PRINCIPAL COMMISSIONER OF INCOME TAX 1 KOLKATA
VS
GILT COMMODITIES PRIVATE LIMITED
BEFORE :
THE HON'BLE JUSTICE RAJARSHI BHARADWAJ
And
THE HON'BLE JUSTICE UDAY KUMAR
Date : 18th March, 2026
Appearance :
Mr. Soumen Bhattacharjee, Adv.
Mr.Raunak Seal, Adv.
...for appellant.
The Court : Heard learned counsel for the appellant. No one appears for the
respondent/assessee.
There is a delay of 329 days in filing the appeal. We are satisfied with the
explanation offered for not preferring the appeal within time. Therefore, the delay is
condoned. The application is allowed.
IA No.GA/1/2026 is disposed of.
Learned counsel appearing for the appellant submits that the tax effect in the
instant appeal is Rs.36,89,350/- for the Assessment Year 2012-13. Although the tax effect
in the instant case is less than the prescribed limit of CBDT Circular but the instant case
falls under the exceptional clause (h) of Para No.3.1 of the CBDT's latest Circular
No.05/2024 dated 15.03.2024.
Perused the application and the impugned order of assessment as well as the
Tribunal's order dated 23rd July, 2024. We do not find any application of the exceptional
clause which may merit for consideration of the matter which is below the monetary
limit as prescribed in the Circular No.05/2024 dated 15.3.2024.
Thus, the appeal and the application [GA/2/2026] stand dismissed.
(RAJARSHI BHARADWAJ, J.)
(UDAY KUMAR, J.) sd/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!