Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Bhagiachand Gulecha vs Deputy Commissioner Of Income Tax
2021 Latest Caselaw 12941 Mad

Citation : 2021 Latest Caselaw 12941 Mad
Judgement Date : 1 July, 2021

Madras High Court
M.Bhagiachand Gulecha vs Deputy Commissioner Of Income Tax on 1 July, 2021
                                              Tax Case Appeal No.489 of 2015

           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                        DATED : 01.07.2021

                                CORAM

            THE HON'BLE MR.JUSTICE M. DURAISWAMY
                             AND
            THE HON'BLE MRS.JUSTICE R. HEMALATHA

                   Tax Case Appeal No.489 of 2015


M.Bhagiachand Gulecha
No.390/2, Mint Street,
Sowcarpet, Chennai – 600 079.                       ...   Appellant

                                 Vs.


Deputy Commissioner of Income Tax,
Circle-X, Chennai.                                  ... 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 30.12.2013 passed in M.P.No.181/Mds/2013 in
I.T.A.No.1994/Mds/2011.


      For Appellant     : Mr.T.Vasudevan

      For Respondent    : Mr.T.Ravikumar
                          Senior Standing Counsel
                          and Mrs.R.Hemalatha
                          Standing Counsel



Page 1/5
                                                  Tax Case Appeal No.489 of 2015



                          JUDGMENT

(Delivered by M.DURAISWAMY, J.)

This appeal filed by the assessee under Section 260A of the

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

dated 30.12.2013 passed by the Income Tax Appellate Tribunal, Madras

"C" Bench, ('the Tribunal' for brevity) in M.P.No.181/Mds/2013 in

I.T.A.No.1994/Mds/2011 for the assessment year 2006-07. The above

appeal has been admitted on 25.08.2015 on the following Substantial

Questions of Law:

"1.Whether the Appellate Tribunal was right in dismissing the Miscellaneous Petition without considering the specific plea raised in the petition and deciding it on an extraneous issue?

2.Whether the Tribunal was right in holding that the petitioner seeks review of the order while the plea for an opportunity remains unanswered?

3.Whether the Tribunal was correct, in law, in not deleting the addition although the lack of sufficient opportunity to produce him amounts to violation of natural justice?”

Page 2/5 Tax Case Appeal No.489 of 2015

2. We have heard Mr.T.Vasudevan, learned counsel for the

appellant/assessee and Mr.T.Ravikumar, learned Senior Standing

Counsel and Mrs.R.Hemalatha, learned Standing Counsel for the

respondent/Revenue.

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

Questions 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 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 appellant/

assessee that the assessee had already been issued with Form-3 on

18.03.2021 and the learned counsel for the appellant seeks permission of

this Court to withdraw the appeal.

Page 3/5 Tax Case Appeal No.489 of 2015

5. In view of the submission made by the learned counsel for the

appellant, the Tax Case Appeal stands dismissed as withdrawn. No costs.

                                            [M.D., J.]      [R.H., J.]
                                                 01.07.2021
                                                    (4/4)



Index       : Yes/No
Internet    : Yes
mkn


To

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

2.The Deputy Commissioner of Income Tax, Circle-X, Chennai.

Page 4/5 Tax Case Appeal No.489 of 2015

M. DURAISWAMY, J.

and R. HEMALATHA, J.

mkn

Tax Case Appeal No.489 of 2015

01.07.2021 (4/4)

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 : IJJ

 

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

 
 
Latestlaws Newsletter