Citation : 2022 Latest Caselaw 1080 ALL
Judgement Date : 11 April, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 3 Case :- WRIT TAX No. - 535 of 2022 Petitioner :- Savita Jain Respondent :- Union Of India And 2 Others Counsel for Petitioner :- Ashish Bansal,Shalini Goel Counsel for Respondent :- A.S.G.I.,Gaurav Mahajan Hon'ble Surya Prakash Kesarwani,J.
Hon'ble Jayant Banerji,J.
Heard learned counsel for the petitioner and Sri Krishna Agarwal, learned counsel for the Income Tax Department.
This writ petition has been filed, praying for the following reliefs:-
"(a) Issue a writ, or direction in the nature of Certiorari quashing/setting aside the impugned notice dated 23.06.2021 issued under Section 148 of the Act by the Respondent No.3 relating to the Assessment Year 2016-17.
(b) Issue a writ, or direction in the nature of Certiorari quashing the reassessment proceedings initiated in pursuance of impugned notice dated 23.06.2021 (Annexure-II) issued under section 148 of the Act.
(c) Issue a writ, or direction in the nature of certiorari or writ of Mandamus or appropriate writ, direction or order setting aside the 'Explanation' to Clause (A)(a) of the Notification No.20/2021 (Annexure - III) dated 31.03.2021 and 'Explanation' to Clause (A)(b) of the Notification No.38/2021 (Annexure - IV) dated 27.04.2021 issued by the CBDT (i.e. the Respondent No.1);
(d) Issue a writ, or direction in the nature of certiorari or writ of Mandamus or appropriate writ, direction or order to declare the 'Explanation' to Clause (A)(a) of Notification No.20/2021 (Annexure - III) dated 31.03.2021 and 'Explanation' to Clause (A)(b) of Notification No.38/2021 (Annexure - IV) dated 27.04.2021 issued by the Central Board of Direct Taxes (the Respondent No.1) as ultra vires to Income Tax Act, 1961 as amended by Finance Act, 2021 w.e.f. 01.04.2021."
All the learned counsels for the parties jointly state that the controversy involved in the present writ petition, is squarely covered by the Division Bench judgment dated 30.09.2021 (as corrected by the order dated 08.10.2021) in Writ Tax No. 524 of 2021 (Ashok Kumar Agarwal Versus Union of India and Ors) and, therefore, the impugned notice may be quashed and the present writ petition may also be disposed off on the same terms and conditions.
In view of the joint statement made by the learned counsels for the parties, the impugned notice is hereby quashed and the writ petition is disposed off on the same terms and conditions as provided in the judgment of Ashok Kumar Agarwal (supra).
Order Date :- 11.4.2022/vkg
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!