Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax - Ltu vs M/S.Neyveli Lignite Corporation ...
2021 Latest Caselaw 4403 Mad

Citation : 2021 Latest Caselaw 4403 Mad
Judgement Date : 19 February, 2021

Madras High Court
Commissioner Of Income Tax - Ltu vs M/S.Neyveli Lignite Corporation ... on 19 February, 2021
                                                                                     Tax Case No.1131 of 2010



                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 19.02.2021

                                                         CORAM

                                    THE HON'BLE MR.JUSTICE M. DURAISWAMY
                                                     AND
                                   THE HON'BLE MRS.JUSTICE T.V. THAMILSELVI

                                            Tax Case Appeal No.1131 of 2010


                Commissioner of Income Tax - LTU,
                Chennai.                                                           ...   Appellant

                                                            Vs.


                M/s.Neyveli Lignite Corporation Ltd.,
                Neyveli – 607 801.                                                 ... Respondent

                          Tax Case Appeal filed under Section 260A of the Income Tax Act, 1961
                against the order of the Income Tax Appellate Tribunal, Madras "C" Bench,
                dated 04.06.2010 passed in I.T.A.No.919/Mds/2008.
                                    For Appellant      : Mr.T.Ravi Kumar,
                                                         Senior Standing Counsel

                                    For Respondent     : Mr.R.Venkata Narayanan




https://www.mhc.tn.gov.in/judis/
                Page 1/5
                                                                                   Tax Case No.1131 of 2010



                                                    JUDGMENT

(Delivered by M. DURAISWAMY, J) This appeal filed by the Department under Section 260A of the Income

Tax Act, 1961 ('the Act' for brevity), is directed against the order dated

04.06.2010 passed by the Income Tax Appellate Tribunal, Madras "D" Bench,

Chennai ('the Tribunal' for brevity) in I.T.A.No.919/Mds/2008 for the

Assessment Year 2000-01. The appeal was admitted on the following

Substantial Question of Law:

“Whether on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in holding that the reopening of the assessment under Section 147 of the Income Tax Act was bad in law?”

2. We have heard Mr.T.Ravi Kumar, learned senior standing counsel for

the appellant/ Revenue and Mr.R.Venkata Narayanan, learned Counsel for the

respondent/assessee.

3. It may not be necessary for this Court to decide the Substantial

Question of Law framed for consideration on account of certain subsequent

developments. The Government of India enacted the Direct Tax Vivad Se

Vishwas Act, 2020 (Act 3 of 2020) to provide for resolution of disputed tax

https://www.mhc.tn.gov.in/judis/ Page 2/5 Tax Case No.1131 of 2010

and for matters connected therewith or incidental thereto. The Act of the

Parliament received the assent of the President on 17th March 2020 and

published in the Gazette of India on 17th March 2020.

4. We are informed by the learned counsel for the respondent/assessee

that the assessee has already filed the requisite Form - 1 on 29.01.2021 under

Section 4 of the Act.

5. In the light of the fact that the assessee has already availed the benefit

under the Act, no useful purpose would be served in keeping this appeal

pending. At the same time, safeguarding the interest of the assessee in the event

the order to be passed by the Department under the Act is not in favour of the

assessee. Accordingly, the Tax Case Appeal stands disposed of on the ground

that the assessee has already filed the requisite Form - 1 and the Department

shall process the application at the earliest in accordance with the said Act and

communicate the decision to the assessee at the earliest. As observed, the

assessee is given liberty to restore this appeal in the event the ultimate decision

to be taken on the declaration filed by the assessee under Section 4 of the said

Act is not in favour of the assessee. If such a prayer is made, the Registry shall

https://www.mhc.tn.gov.in/judis/ Page 3/5 Tax Case No.1131 of 2010

entertain the prayer without insisting upon any application to be filed for

condonation of delay in restoration of the appeal and on such request made by

the assessee by filing a Miscellaneous Petition for Restoration, the Registry

shall place such petition before the Division Bench for orders.

6. With this observation, the Tax Case Appeal stands disposed of with

the aforementioned liberty and consequently, the Substantial Questions of Law

are left open. No costs.

                                                                    [M.D., J.]    [T.V.T.S., J.]
                Index              : Yes/No                              19.02.2021
                Internet           : Yes                                    (1/2)
                va
                To

1. Income Tax Appellate Tribunal, Madras "C" Bench

https://www.mhc.tn.gov.in/judis/ Page 4/5 Tax Case No.1131 of 2010

M. DURAISWAMY, J.

and T.V. THAMILSELVI, J.

va

Tax Case Appeal No.1131 of 2010 (1/2)

19.02.2021

https://www.mhc.tn.gov.in/judis/ Page 5/5

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter