Saturday, 18, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income ... vs M/S. Vani Chemicals ...
2022 Latest Caselaw 5946 Tel

Citation : 2022 Latest Caselaw 5946 Tel
Judgement Date : 16 November, 2022

Telangana High Court
The Commissioner Of Income ... vs M/S. Vani Chemicals ... on 16 November, 2022
Bench: Ujjal Bhuyan, C.V. Bhaskar Reddy
         THE HON'BLE THE CHIEF JUSTICE UJJAL BHUYAN
                                        AND
          THE HON'BLE SRI JUSTICE C.V.BHASKAR REDDY


                        I.T.T.A.No.169 of 2006

JUDGMENT: (Per the Hon'ble the Chief Justice Ujjal Bhuyan)


       Heard Mr. J.V.Prasad, learned Standing Counsel for

Income Tax Department appearing for the appellant.



       2. This appeal under Section 260A of the Income Tax

Act, 1961 (briefly, 'the Act' hereinafter), has been preferred

by the revenue as the appellant against the order dated

05.09.2005

passed by the Income Tax Appellate Tribunal,

Hyderabad Bench 'A', Hyderabad (Tribunal), in

I.T.A.No.1146/Hyd/2004 for the assessment year

1999-2000.

3. Mr. J.V.Prasad, learned Standing counsel fairly

submits that tax effect in this appeal is below the monetary

limit for filing appeal.

4. Central Board of Direct Taxes (CBDT) has issued

Circular No.17 of 2019, dated 08.08.2019, amending the

previous Circular No.3 of 2018, dated 11.07.2018, by

further enhancing the monetary limits for filing appeals by

the Income Tax Department before the Income Tax

Appellate Tribunals, High Courts and Supreme Court as a

measure for reducing litigation. In paragraph 2 of the said

circular we find that the monetary limit fixed for filing an

appeal before the High Court is Rs.1.00 crore.

5. Therefore, the appeal filed by the revenue is

dismissed in terms of the aforesaid Circular No.17 of 2019,

dated 08.08.2019. However, if the appeal comes within the

exception under paragraph 10 of Circular No.3 of 2018, it

would be open to the Income Tax Department to seek

revival of the appeal.

Miscellaneous applications pending, if any, shall

stand closed. However, there shall be no order as to costs.

______________________________________ UJJAL BHUYAN, CJ

______________________________________ C.V.BHASKAR REDDY, J 16.11.2022 mrm/kl

 
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 : IDRC

 
 
Latestlaws Newsletter