Citation : 2012 Latest Caselaw 2307 ALL
Judgement Date : 29 May, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 39 Case :- WRIT TAX No. - 721 of 2012 Petitioner :- Crown Glass Industries Respondent :- Income Tax Officer Petitioner Counsel :- Ashish Bansal,Rama Goel Gansal Respondent Counsel :- C.S.C. Hon'ble Ashok Bhushan,J.
Hon'ble Prakash Krishna,J.
Connect with Writ Tax No. 453 of 2012 .
Heard Shri Ashish Bansal, learned counsel for the petitioner and Sri Ashok Kumar, learned counsel for the respondent.
The petitioner's case in the writ petition is that proceeding for re-assessment under section 147 of the Income Tax Act, vide notice dated 27th March, 2012 has been initiated without there being any basis.
Learned counsel for the petitioner submits that allegation against the petitioner is that the petitioner has not deducted the tax at source with regard to transportation of Gas which was supplied by GAIL.
Learned counsel for the petitioner submits that on the basis of the reason, given in the notice there can not be any allegation of concealment of income in his return which was filed on 31.10.2005. A perusal of the notice does not indicate any justifiable basis for proceeding under Section 147 of the Income Tax Act.
The Petitioner has made out a prima facie case for grant of interim relief.
Counter affidavit may be filed within four weeks.
List in the first week of July, 2012.
In the meantime, further proceeding in pursuance of the impugned notice dated 27th March, 2012 shall remain stayed.
(Prakash Krishna,J) (Ashok Bhushan,J)
Order Date :- 29.5.2012
MK/
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!