Citation : 2022 Latest Caselaw 13092 Bom
Judgement Date : 15 December, 2022
905. WP 5067-22.doc
Chittewan
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO.5067 OF 2022
4Mann Industries Private Limited ... Petitioner.
Versus
Income Tax Offcer Ward-9(2)(1)
And Others ... Respondents
***
Mr. Dharan V. Gandhi for the Petitioner.
Mr. Suresh Kumar for the Respondents.
***
CORAM : DHIRAJ SINGH THAKUR &
ABHAY AHUJA, JJ.
DATE : 15 DECEMBER 2022 P.C.
. Learned Counsel for the Petitioner challenges the notice dated 22 July 2022 under Section 148 of the Income Tax Act, 1961 ("the Act") relevant to the assessment year 2014-15 on two grounds, frstly, that the same has been issued beyond the period of six years in terms of the frst provisio to Section 149(1)(b) of the Act. Secondly, that the earlier notice dated 22 April 2021 had not been challenged by the Petitioner and therefore, the subsequent notice dated 22 July 2022 pursuant to the judgment of Union of India Vs. Ashish Agarwal1 by the Apex Court could not have been issued. Prima facie case is made out.
2 Issue notice. Service waived by Mr. Suresh Kumar, learned
Counsel for the Respondents. Objections be fled within six weeks.
905. WP 5067-22.doc Chittewan
3 In the meantime, there will be ad-interim relief in terms of the
prayer clause (e) of the Petition.
4 List on 17 March 2023.
(ABHAY AHUJA, J.) (DHIRAJ SINGH THAKUR, J.)
Digitally signed by
RAJESH RAJESH VASANT
VASANT CHITTEWAN
CHITTEWAN Date: 2022.12.17
11:46:05 +0530
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!