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

Commissioner Of Income Tax vs M/S.The Madras Cements Ltd
2024 Latest Caselaw 20305 Mad

Citation : 2024 Latest Caselaw 20305 Mad
Judgement Date : 25 October, 2024

Madras High Court

Commissioner Of Income Tax vs M/S.The Madras Cements Ltd on 25 October, 2024

Author: Anita Sumanth

Bench: Anita Sumanth

    2024:MHC:3644


                                                                                   TC.No.1102 of 2007


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 25.10.2024

                                                       CORAM :

                                   THE HONOURABLE DR.JUSTICE ANITA SUMANTH
                                                     and
                                  THE HONOURABLE MR.JUSTICE G. ARUL MURUGAN

                                                  TC.No.1102 of 2007

                     Commissioner of Income Tax
                     Madurai                                       .. Appellant

                                                           vs

                     M/s.The Madras Cements Ltd,
                     Rajapalayam                                   .. Respondent

                     PRAYER: APPEAL filed under Section 260A of the Income Tax Act,
                     1961 against order dated 26.12.2002 passed in I.T.A.Nos.872/M/2000,
                     1960 & 2074/M/97, 2152/M/97 for the Assessment Year 1996-97, 1993-
                     94 and 1994-95 on the file of the Income Tax Appellate Tribunal, Madras
                     'C' Bench, Chennai.


                                      For Appellant    : Mr.J.Narayanaswamy,
                                                        Senior Standing Counsel

                                      For Respondent   : Mr.P.J.Rishikesh




https://www.mhc.tn.gov.in/judis
                     1/2
                                                                                      TC.No.1102 of 2007




                                                                       DR. ANITA SUMANTH,J.
                                                                                       and
                                                                        G. ARUL MURUGAN.,J

                                                        JUDGMENT

(Order of the Court was made by Dr.ANITA SUMANTH.,J) Mr.J.Narayanaswamy, learned Senior Standing Counsel appearing

for the Income Tax Department does not wish to pursue this appeal and

seeks withdrawal of the same on account of low tax effect per Circular

bearing No.9 of 2024 dated 17.09.2024.

2. Hence, keeping the questions of law alive for determination in

an appropriate case, this appeal is dismissed as withdrawn. No costs.

[A.S.M., J] [G.A.M., J] 25.10.2024 Index:Yes/No Speaking order Neutral Citation:Yes sl

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