Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cooperatieve Rabobank U A vs Commissioner Of Income Tax (It) ...
2021 Latest Caselaw 11939 Bom

Citation : 2021 Latest Caselaw 11939 Bom
Judgement Date : 26 August, 2021

Bombay High Court
Cooperatieve Rabobank U A vs Commissioner Of Income Tax (It) ... on 26 August, 2021
Bench: S.P. Deshmukh, Abhay Ahuja
                                                     1           Order-WPL 10714-21.odt


                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               ORDINARY ORIGINAL CIVIL JURISDICTION
         Digitally signed
         by NIKITA
NIKITA
YOGESH
         YOGESH
         GADGIL
         Date:
                                WRIT PETITION (L) NO.10714 OF 2021
GADGIL
                                          (A.Y. 2004-05)
         2021.08.26
         11:10:31
         +0530




   Cooperative Rabobank U A,
   20th Floor, Tower A,
   Peninsula Business Park,
   Senapati Bapat Marg,
   Lower Parel (West),
   Mumbai - 400 013.                                          ... Petitioner
                  Versus
   1. Commissioner of Income Tax (IT),
   Mumbai-2, having his office at
   17th Floor, Air India Building,
   Nariman Point, Mumbai - 400 021.

   2. Union of India
   Through the Secretary,
   Department of Finance,
   Ministry of Finance,
   Government of India,
   North Block, New Delhi-110.            ... Respondents
                                 -------
   Mr. Percy Pardiwala, Senior Counsel a/w Mr. Atul Jasani for
   Petitioner.
   Mrs.S.V. Bharucha for Respondents.
                                 -------

                                       CORAM     :       SUNIL P. DESHMUKH AND
                                                         ABHAY AHUJA, JJ.
                                RESERVED ON      :       20TH JULY, 2021.
                                PRONOUNCED ON    :       26TH AUGUST, 2021.
                                                 (THROUGH VIDEO CONFERENCING)




     Mugdha                                                                       1 of 4
                                      2            Order-WPL 10714-21.odt


PER COURT :-

1. We have today passed a detailed judgment in Writ

Petition No.1025 of 2021. The facts in this Petition are similar to

those in Writ Petition No.1025 of 2021, except that the Appeal of the

Tribunal in this case was restored to the Tribunal by this Court vide

order dated 14th December, 2018 in Income Tax Appeal No.1709 of

2017 with Notice of Motion No.1018 of 2018 with Income Tax Appeal

No.1708 of 2017 with Notice of Motion No.1019 of 2018 with Income

Tax Appeal No.1714 of 2017 with Notice of Motion No.1020 of 2018

with Income Tax Appeal No.1820 of 2017 with Notice of Motion

No.1021 of 2018 with Income Tax Appeal No.1713 of 2017 with

Notice of Motion No.1024 of 2018 with Income Tax Appeal No.1707

of 2017 with Notice of Motion No.1026 of 2018 relying upon the

decision dated 29th August, 2018 of this Court in Income Tax Appeal

No.1198 of 2015 with Income Tax Appeal No.260 of 2016 with

Income Tax Appeal No.264 of 2016.

2. In view of the reasons detailed in our judgment dated

26th August, 2021 in Writ Petition No.1025 of 2021, we pass the

following order :-

(i) pending Appeal ITA No.5788/Mum/2007 is a

Mugdha 2 of 4 3 Order-WPL 10714-21.odt

Revenue Appeal and the first proviso to Section 3 of

the DTVSV Act would become applicable and,

accordingly, the amount payable by Petitioner

would be 50% of the amount, viz., 50% of the

disputed tax,

(ii) there is no provision in the DTVSV Act which

authorises recovery of interest paid earlier by the

Department under Section 244A of the IT Act by

adding the same to the amount of disputed tax in

the manner sought to be done, thereby making the

addition of Rs.20,15,540/- to disputed tax in Form-

3 bad in law.

3. We, therefore, quash and set aside Form-3 dated 26 th

March, 2021 issued by Respondent No.1 for Assessment Year 2004-

05 as being without jurisdiction, the Respondent No.1 Designated

Authority having no power or authority to add/include this amount

to the disputed tax under the provisions of the DTVSV Act. We

direct Respondent No.1 to issue fresh Form-3 to Petitioner

determining the amount of disputed tax in accordance with the

above discussion within three weeks from the date of

Mugdha 3 of 4 4 Order-WPL 10714-21.odt

pronouncement of this order and thereafter Petitioner to make

payment of the disputed tax so determined within a period of two

weeks of the issuance of revised Form -3.

4. Petition is allowed in the above terms. There shall be no

order as to costs.




(ABHAY AHUJA, J.)                        (SUNIL P. DESHMUKH, J.)




 Mugdha                                                            4 of 4
 

 
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 Newsletter