Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S.Janaki Rama Enterprises P Ltd vs Dy.Commissioner Of Incometax
2021 Latest Caselaw 2928 Tel

Citation : 2021 Latest Caselaw 2928 Tel
Judgement Date : 21 October, 2021

Telangana High Court
M/S.Janaki Rama Enterprises P Ltd vs Dy.Commissioner Of Incometax on 21 October, 2021
Bench: Satish Chandra Sharma, T.Amarnath Goud
  THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
                                    AND
          THE HON'BLE SRI JUSTICE T. AMARNATH GOUD


                          I.A. No.1 of 2021
                                 AND
                      I.T.T.A. No.368 of 2010

COMMON JUDGMENT:          (Per the Hon'ble the Chief Justice Satish Chandra Sharma)




      I.A.No.1 of 2021 has been filed for withdrawal of the present

appeal, as the appellant has approached the respondent under the

Direct Tax Vivad Se Vishwas Scheme, 2020.

I.A. is allowed. The appeal is dismissed as withdrawn with

liberty to file a fresh appeal in case the cause arises in future.

Pending miscellaneous petitions, if any, shall also stand

dismissed. There shall be no order as to costs.

__________________________________ SATISH CHANDRA SHARMA, CJ

______________________________ T. AMARNATH GOUD, J 21.10.2021 ES

 
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 : Media

 
 
Latestlaws Newsletter