2000 INSC 1177 SUPREME COURT OF INDIA Asst.Commr.of I.T. Vs. VXL India Ltd. (S.P.Bharucha and D.P.Mohapatra JJ.) 08.11.2000 ORDER 1. The appeal has been heard for some time. Counsel are now agreed that the judgment and order under appeal should be set aside and that matter should now be considered by the assessing authority. 2. Te appeal is allowed. The order under appeal is set aside. It is made clear that the assessee shall be entitled to raise all available contentions before the assessing authority authority and in proceedings thereafter. 3. No order as to costs.