Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.S.Anuradha vs The Assistant Commissioner Of
2021 Latest Caselaw 18010 Mad

Citation : 2021 Latest Caselaw 18010 Mad
Judgement Date : 2 September, 2021

Madras High Court
Smt.S.Anuradha vs The Assistant Commissioner Of on 2 September, 2021
                                                                                TCA.No.446 of 2021


                                       IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 02.9.2021

                                                           CORAM

                                       THE HONOURABLE MR.JUSTICE T.S.SIVAGNANAM

                                                            and

                           THE HONOURABLE MR.JUSTICE SATHI KUMAR SUKUMARA KURUP

                                               Tax Case Appeal No.446 of 2021


                     Smt.S.Anuradha                                              ...Appellant
                                                             Vs

                     The Assistant Commissioner of
                     Income Tax, Circle IX, Chennai.                             ...Respondent

APPEAL under Section 260A of the Income Tax Act, 1961 against

the order dated 13.11.2017 passed by the Income Tax Appellate

Tribunal, 'C' Bench, Chennai made in I.T.A.No. 1379/Mds/2012 for the

assessment year 2007-08.

For Appellant : Mr.R.Sivaraman For Respondent : Mr.M.Swaminathan, SSC assisted by Ms.V.Pushpa, JSC

Judgment was delivered by T.S.SIVAGNANAM,J

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

the Income Tax Act, 1961 ('the Act' for brevity) challenging the order

https://www.mhc.tn.gov.in/judis/ TCA.No.446 of 2021

dated 13.11.2017 made in I.T.A.No.1379/Mds/2012 on the file of the

Income Tax Appellate Tribunal, Chennai, 'C' Bench ('the Tribunal' for

brevity) for the assessment year 2007-08.

2. The assessee has filed this appeal by raising the following

substantial questions of law:

                                              “1.    Whether       on   the      facts      and
                                        circumstances   of   the    case,      the   Appellate

Tribunal having held that the lands belonging to the Appellant are 'agricultural lands' was right in holding that the extinguishment of farming rights over the said lands tantamount to a 'commercial right' ? and

2. Whether on the facts and circumstances of the case, the Appellate Tribunal was right in law in holding that the additional compensation received by the Appellant for foregoing their 'farming rights' over agricultural land is to be treated as income under the head 'capital gains' ?"

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

appellant/assessee and Mr.M.Swaminathan, learned Senior Standing

Counsel assisted by Ms.V.Pushpa, learned Junior Standing Counsel

accepting notice for the respondent/Revenue.

4. The learned counsel appearing for the assessee submits that

https://www.mhc.tn.gov.in/judis/ TCA.No.446 of 2021

the assessee already filed the declaration/undertaking under the Vivad

Se Vishwas Scheme on 27.1.2021 and is awaiting orders to be passed

in Form No.3.

5. In the light of the subsequent event, the Competent Authority

shall process the application/declaration in accordance with the Direct

Tax Vivad Se Vishwas Act, 2020 (Act 3 of 2020) and pass appropriate

orders as expeditiously as possible. 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 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

appropriate Division Bench for orders.

6. The tax case appeal stands disposed of with the

aforementioned liberty. Consequently, the substantial questions of law

raised are left open. No costs.

02.9.2021

https://www.mhc.tn.gov.in/judis/ TCA.No.446 of 2021

T.S.SIVAGNANAM,J AND SATHI KUMAR SUKUMARA KURUP,J

mka

To

1.The Income Tax Appellate Tribunal, 'C' Bench, Chennai.

2.The Assistant Commissioner of Income Tax, Circle IX, Chennai

TCA.No.446 of 2021

02.9.2021

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

 
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