Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax1 vs Annapurna Business Solutions
2025 Latest Caselaw 860 Tel

Citation : 2025 Latest Caselaw 860 Tel
Judgement Date : 6 January, 2025

Telangana High Court

Principal Commissioner Of Income Tax1 vs Annapurna Business Solutions on 6 January, 2025

         THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
                                      AND
           THE HON'BLE SRI JUSTICE J.SREENIVAS RAO


      INCOME TAX TRIBUNAL APPEAL No.70 of 2021

JUDGMENT:

(Per the Hon'ble the Chief Justice Alok Aradhe)

Ms. B.Sapna Reddy, learned Junior Standing

Counsel representing Mr. J.V.Prasad, learned Senior

Standing Counsel for Income Tax Department for the

appellant.

2. Learned counsel for the appellant seeks leave of this

Court to withdraw the appeal in the light of the Circular

No.09/2024, dated 17.09.2024, with the liberty to revive

the same in case the subject matter of the appeal falls in

any of the exceptions provided in the Circular No.5/2024

dated 15.03.2024.

3. Accordingly, the appeal is dismissed as withdrawn in

terms of the liberty as prayed for.

Miscellaneous applications pending, if any, shall

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

______________________________________ ALOK ARADHE, CJ

______________________________________ J.SREENIVAS RAO, J

06.01.2025 vs

 
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 : MAIMS

 
 
Latestlaws Newsletter