Citation : 2025 Latest Caselaw 2253 Tel
Judgement Date : 17 February, 2025
THE HON'BLE SRI JUSTICE P.SAM KOSHY
AND
THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA
INCOME TAX TRIBUNAL APPEAL No.530 OF 2011
JUDGMENT:
(per Hon'ble Sri Justice P.Sam Koshy)
Heard Ms.Bokaro Sapna Reddy, learned Standing Counsel for
Income Tax, appearing on behalf of the appellant.
2. The instant appeal under Section 260A of the Income Tax Act,
1961, has been preferred by the Revenue as the appellant against the
order dated 30.09.2010 passed by the Income Tax Appellate Tribunal,
Hyderabad ''B'' Bench, Hyderabad, in I.T.A.No.41/Hyd/2007 for the
Assessment Year 2003-2004.
3. Central Board of Direct Taxes (CBDT) has issued Circular No.9 of
2024 dated 17.09.2024, amending the previous Circular No.5 of 2024
dated 15.03.2024, 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.2.00 crore.
4. In the instant appeal, tax effect is well below the monetary limit.
5. Therefore, the appeal filed by the Revenue is dismissed in terms
of the aforesaid Circular No.9 of 2024 dated 17.09.2024. However, if
the appeal comes within the exception of Circular No.5 of 2024, it
would be open to the Income Tax Department to seek revival of the
appeal. No costs.
6. As a sequel, miscellaneous applications pending if any, shall
stand closed.
__________________ P.SAM KOSHY, J
_________________________________ NARSING RAO NANDIKONDA, J
Date: 17.02.2025 AQS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!