Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Ttk Healthcare Limited vs The Deputy Commissioner Of Income ...
2021 Latest Caselaw 12280 Mad

Citation : 2021 Latest Caselaw 12280 Mad
Judgement Date : 23 June, 2021

Madras High Court
M/S. Ttk Healthcare Limited vs The Deputy Commissioner Of Income ... on 23 June, 2021
                                                                       Tax Case Appeal No.587 of 2017

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 23.06.2021

                                                       CORAM

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

                                           Tax Case Appeal No.587 of 2017
                                            and C.M.P.No.14637 of 2017


                     M/s. TTK Healthcare Limited,
                     6, Cathedral Road,
                     Chennai - 600 086.                                          ... Appellant

                                                          v.


                     The Deputy Commissioner of Income Tax,
                     Corporate Circle – 3 (1),
                     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 25.11.2016 passed in I.T.A.No.1643/Mds/2016.



                               For Appellant    : Mr.R.Venkat Narayanan

                               For Respondent   : Mrs.S.Premalatha
                                                  for Mr.M.Swaminathan,
                                                  Senior Standing Counsel

https://www.mhc.tn.gov.in/judis/
                     Page 1/5
                                                                              Tax Case Appeal No.587 of 2017

                                                      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 25.11.2016 passed by the Income Tax Appellate Tribunal, Madras

"C" Bench, ('the Tribunal' for brevity) in I.T.A.No.1643/Mds/2016 for

the assessment year 2012-2013.

2. The appellant has raised the following substantial questions of

law in the above appeal:-

" 1.Whether on the facts and in the circumstances of the case, the Tribunal was right in law in not adjudicating whether the disallowance under Section 37, by relying on CBDT Circular which could not have retrospective effect, could be made by an order under Section 154 of the Act?

2.Whether on the facts and in the circumstances of the case, the Tribunal was right in law in considering the CBDT Circular dated 01.08.2012 which could not have retrospective effect?"

3. We have heard Mr.R. Venkat Narayanan, learned counsel for the

appellant/assessee and Mrs.S.Premalatha for Mr.M.Swaminathan,

learned Senior Standing Counsel for the respondent/Revenue.

https://www.mhc.tn.gov.in/judis/ Page 2/5 Tax Case Appeal No.587 of 2017

4. 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.

5. We are informed by the learned counsel for the appellant/

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

14.06.2021 and the learned counsel for the appellant seeks permission of

this Court to withdraw the appeal.

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

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

Consequently, connected miscellaneous petition is closed.




                     Index           : Yes/No                        [M.D., J.]     [R.H., J.]
                     Internet        : Yes                                23.06.2021
                     mtl                                                       (2/2)



https://www.mhc.tn.gov.in/judis/ Page 3/5 Tax Case Appeal No.587 of 2017

To

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

2.The Deputy Commissioner of Income Tax, Corporate Circle – 3 (1), Chennai.

https://www.mhc.tn.gov.in/judis/ Page 4/5 Tax Case Appeal No.587 of 2017

M. DURAISWAMY, J.

and R.HEMALATHA, J.

mtl

Tax Case Appeal No.587 of 2017

23.06.2021

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 : IJJ

 

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

 
 
Latestlaws Newsletter