Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Ridhi Agro Cold Care vs The Income Tax Officer
2025 Latest Caselaw 3506 Tel

Citation : 2025 Latest Caselaw 3506 Tel
Judgement Date : 27 March, 2025

Telangana High Court

M/S Ridhi Agro Cold Care vs The Income Tax Officer on 27 March, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy
              THE HON'BLE SRI JUSTICE P.SAM KOSHY

                                      AND

      THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA

                       I.T.T.A.Nos.3, 1 & 4 OF 2024

COMMON JUDGMENT:

(per Hon'ble Sri Justice P.Sam Koshy)

Today, when these matters were taken up for hearing, learned

counsel for the appellant had moved a letter seeking withdrawal of

these appeals on the ground that the assessee had approached the

department for settlement of the matter under the Vivad Se Vishwas

Scheme-2024 with a liberty to revive the same if the settlement does

not work out.

2. As prayed for, these appeals are dismissed as withdrawn with

the liberty as sought for.

As a sequel, miscellaneous applications pending if any, shall

stand closed.

__________________ P.SAM KOSHY, J

_________________________________ NARSING RAO NANDIKONDA, J

Date: 27.03.2025 AQS

THE HON'BLE SRI JUSTICE P.SAM KOSHY

AND

THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA

I.T.T.A.Nos.3, 1 & 4 OF 2024

27.03.2025 AQS

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter