Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax Delhi I vs Oswal Chemicals & Fertilizers ...
2021 Latest Caselaw 2949 Del

Citation : 2021 Latest Caselaw 2949 Del
Judgement Date : 28 October, 2021

Delhi High Court
Commissioner Of Income Tax Delhi I vs Oswal Chemicals & Fertilizers ... on 28 October, 2021
                          $~13-14
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +      ITA 459/2006
                                 COMMISSIONER OF INCOME TAX CEN                      ..... Appellant
                                                        Through   Mr. Abhishek Maratha, Advocate.

                                                        versus

                                 M/S OSWAL CHEMICALS & FERTILIZ                  ..... Respondent
                                              Through
                          +      ITA 108/2008
                                 COMMISSIONER OF INCOME TAX DELHI I                  ..... Appellant
                                                        Through   Mr. Abhishek Maratha, Advocate.

                                                        versus

                                 OSWAL CHEMICALS & FERTILIZERS LTD.                ..... Respondent
                                             Through



                          %                        Date of Decision: 28th October, 2021
                          CORAM:
                          HON'BLE MR. JUSTICE MANMOHAN
                          HON'BLE MR. JUSTICE NAVIN CHAWLA
                                            JUDGMENT

MANMOHAN, J: (Oral) The hearing has been done by way of a video conferencing. CM APPL. 29289/2021 in ITA 459/2006 CM APPL. 29366/2021 in ITA 108/2008

1. Present applications have been filed seeking a direction to the appellant-revenue to withdraw the appeal.

Signature Not Verified

By:KRISHNA BHOJ Signing Date:29.10.2021 22:27:43

2. In pursuance to the order dated 2nd September, 2021 passed by this Court, learned counsel for the appellant states that respondent has been issued revised Form 3 by the designated authority.

3. Learned counsel for the respondent states that the tax amount has been deposited as mentioned in the rectified Form 3. He further states that the present applications have been filed seeking direction to dispose of the appeals in view of the Vivaad Se Vishwaas [VSV] Act, so that the applicant- revenue is able to file intimation regarding the same in Form 4 for final settlement. He clarifies that if the captioned income tax appeals are not settled in terms of the Scheme given under the VSV Act, the appellant- revenue may be granted liberty to revive the income tax appeals.

4. Consequently, the present applications are allowed and the appeals are disposed of with liberty to applicant-respondent to settle its dispute under VSV Act. However, in the event the matter is not settled in terms of the Scheme given under the VSV Act, the appellant-revenue is given liberty to seek revival of the present income tax appeals.

5. The order be uploaded on the website forthwith. Copy of the order be also forwarded to the learned counsel through e-mail.

MANMOHAN, J

NAVIN CHAWLA, J OCTOBER 28, 2021 AS

Signature Not Verified

By:KRISHNA BHOJ Signing Date:29.10.2021 22:27:43

 
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