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

M/S.Ttk Healthcare Ltd vs The Assistant Commissioner Of ...
2021 Latest Caselaw 12198 Mad

Citation : 2021 Latest Caselaw 12198 Mad
Judgement Date : 22 June, 2021

Madras High Court
M/S.Ttk Healthcare Ltd vs The Assistant Commissioner Of ... on 22 June, 2021
                                                                       Tax Case Appeal No.357 of 2012

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 22.06.2021

                                                       CORAM

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

                                           Tax Case Appeal No.357 of 2012

                     M/s.TTK Healthcare Ltd
                     6, Cathedral Road
                     Chennai – 600 086.                                   ...   Appellant

                                                         Vs.

                     The Assistant Commissioner of Income Tax
                     Company Circle – III (2),
                     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 13.10.2011 passed in I.T.A.No.1427/Mds/10.



                               For Appellant    : Mr.R.Venkata Narayanan
                                                  for M/s.Subbaraya Aiyar Padmanabhan

                               For Respondent   : Mrs.V.Pushpa
                                                  Standing Counsel




https://www.mhc.tn.gov.in/judis/
                     Page 1/5
                                                                                     Tax Case Appeal No.357 of 2012

                                                     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 13.10.2011 passed by the Income Tax Appellate Tribunal, Madras

"C" Bench, ('the Tribunal' for brevity) in I.T.A.No.1427/Mds/10 for the

assessment year 2007-08. The above appeal has been admitted on

01.02.2013 on the following Substantial Questions of Law:

"1.Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the non-recoverable earnest money deposits which were written off is not an allowable deduction ?

2.Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that appellant is not entitled to set off carried forward business/capital loss and unabsorbed depreciation of the amalgamating companies in terms of provisions of Sec.72A read with Rule 9 C?”

https://www.mhc.tn.gov.in/judis/ Page 2/5 Tax Case Appeal No.357 of 2012

2. We have heard Mr.R.Venkata Narayanan for M/s.Subbaraya

Aiyar Padmanabhan, learned counsel for the appellant/assessee and

Mrs.V.Pushpa, 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

03.05.2021 and the learned counsel for the appellant seeks permission of

this Court to withdraw the appeal.

https://www.mhc.tn.gov.in/judis/ Page 3/5 Tax Case Appeal No.357 of 2012

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.]
                                                                            22.06.2021
                     mkn                                                        (2/3)

                     Index           : Yes/No
                     Internet        : Yes

                     To

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

2.The Assistant Commissioner of Income Tax Company Circle – III (2), Chennai.

https://www.mhc.tn.gov.in/judis/ Page 4/5 Tax Case Appeal No.357 of 2012

M. DURAISWAMY, J.

and R. HEMALATHA, J.

mkn

Tax Case Appeal No.357 of 2012

22.06.2021 (2/3)

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 : IJJ

 

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

 
 
Latestlaws Newsletter