Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Unicorn Agrotech Ltd., vs The Asst. Commissioner Of Income ...
2021 Latest Caselaw 805 Tel

Citation : 2021 Latest Caselaw 805 Tel
Judgement Date : 16 March, 2021

Telangana High Court
M/S. Unicorn Agrotech Ltd., vs The Asst. Commissioner Of Income ... on 16 March, 2021
Bench: M.S.Ramachandra Rao, T.Vinod Kumar
 THE HONOURABLE SRI JUSTICE M.S.RAMACHANDRA RAO

                                AND

      THE HONOURABLE SRI JUSTICE T. VINOD KUMAR

                       I.T.T.A.No.488 of 2011

JUDGMENT : (Per Hon'ble Sri Justice M.S. Ramachandra Rao)


      Learned counsel for appellant seeks to withdraw this Appeal to

approach the respondents under the Direct Taxes (Vivad Se Vishwas)

Act, 2020.

Having regard to the said submission, this appeal is dismissed

as withdrawn, with liberty to approach this Court in the event there is

no resolution of the dispute of the petitioner with the Department

under the said Act. No costs.

As a sequel, miscellaneous petitions pending, if any, shall stand

closed.

__________________________________ JUSTICE M.S.RAMACHANDRA RAO

__________________________ JUSTICE T.VINOD KUMAR Date: 16.03.2021 Vsv

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter