Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Emar Hotels And Investments P. ... vs Tax Recovery Officer And Ors.
2006 Latest Caselaw 1062 Bom

Citation : 2006 Latest Caselaw 1062 Bom
Judgement Date : 16 October, 2006

Bombay High Court
Emar Hotels And Investments P. ... vs Tax Recovery Officer And Ors. on 16 October, 2006
Equivalent citations: (2007) 210 CTR Bom 482, 2007 288 ITR 308 Bom
Bench: H Gokhale, J Devadhar

JUDGMENT

1. Heard Mr. Andhyarujina in support of this petition. Mr. Sharma appears for the respondents.

2. The premises being office Nos. 101 and 106 situated in Persepolis Premises at Vashi, Navi Mumbai are the subject matter of this petition. One Mr. K. N. Marathe who was earlier director of Emar Hotels is in tax arrears. This hotel is stated to be owning the aforesaid premises which are attached for the tax dues of Mr. K.N. Marathe by issuing an order under Section 220(2) of the Income-tax Act. Thereafter, a garnishee notice is issued under Section 226(3) of the Act to M/s. Bajaj Allianz to whom these flats have been let out and they are directed to pay the rent payable to the Tax Recovery Officer.

3. This order dated January 7, 2005, was objected to by the petitioner, which objections have been considered and an order has been passed under Rule 11(5) of Schedule II of the Income-tax Act on April 15, 2005. The objections lodged by the petitioner have been rejected by that order and it is this order which is challenged in the present petition. Mr. Andhyarujina, learned Counsel appearing for the petitioner, has many things to say to challenge this order. However, what we notice is that as against the rejection of this objection, remedy by way of filing a suit is available under Sub-rule (6) of the abovereferred Rule 11. This Sub-rule (6) reads as follows:

Where a claim or an objection is preferred, the party against whom an order is made may institute a suit in a civil court to establish the right which he claims to the property in dispute ; but, subject to the result of such suit (if any), the order of the Tax Recovery Officer shall be conclusive.

4. In view of availability of this alternative remedy, in our view the proper course for the petitioner is to file a suit. When an effective alternative remedy is available to the party, the writ court is normally not expected to interfere.

5. For the reasons stated above, we decline to entertain this petition. The petition is dismissed with no order as to costs.

 
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 : IDRC

 
 
Latestlaws Newsletter