Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrs. Payal Manoj Jaiswal vs Pr. Chief Commissioner Of Income Tax, ...
2024 Latest Caselaw 23316 Bom

Citation : 2024 Latest Caselaw 23316 Bom
Judgement Date : 8 August, 2024

Bombay High Court

Mrs. Payal Manoj Jaiswal vs Pr. Chief Commissioner Of Income Tax, ... on 8 August, 2024

Author: M. W. Chandwani

Bench: Avinash G. Gharote, M. W. Chandwani

2024:BHC-NAG:8724-DB
                                                                                 24-wp3635.23+17.odt
                                                        1/2



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               NAGPUR BENCH, NAGPUR.
                                 WRIT PETITION NO. 3635 OF 2023
                                    Baburao Jagnath Bawane
                                                -Vs.-
                          Pr. Commissioner of Income Tax-1, Nagpur & anr.,
                                       WRIT PETITION NOS.
                     3130/2024, 3659/2023, 3937/2023, 4605/2023, 4721/2023,
                     3672/2023, 7403/2023, 7413/2023, 1191/2024, 8490/2023,
                     618/2024, 3825/2024, 3828/2024, 3832/2024, 3833/2024,
                                     3834/2024 & 3837/2024
           ----------------------------------------------------------------------------------------------
           Office notes, Office Memoranda of
           Coram, appearances, Court's orders      Court's or Judge's Orders.
           or directions and Registrar's orders.
           ----------------------------------------------------------------------------------------------
                                  Mr.Ram Heda, Ms Kirti Desai, Mr.Kapil Hiran, Mr.Deepak Gupta,
                                  Mr.Hamza Zaki, Rachit Thakar, Advs. for the petitioners.
                                  Mr.Anand Parchure & Mr. Bhushan Mohata, Advs. for the
                                  respondents.


                                                   CORAM : AVINASH G. GHAROTE &
                                                           M. W. CHANDWANI, JJ.

DATE : 8TH AUGUST, 2024

In Writ Petition Nos.4721/2023, 1191/2024 and 618/2024, the learned counsel for the petitioners seeks leave to add averments in respect of challenge to section 151-A of the Income Tax Act. Leave is granted. The amendment be carried forthwith. Mr.Parchure, learned counsel for the respondents, upon instructions, does not seek to consequentially amend the submissions on behalf of the respondents.

2. Mr.Parchure, learned counsel for the respondents, does not dispute that the issues in all these petitions is covered by the judgment of the learned Division Bench in

KHUNTE 24-wp3635.23+17.odt

Hexaware Technologies Ltd. v. Assistant Commissioner of Income Tax and others (Writ Petition No.1778 of 2023), decided on 03/05/2024, in view of which, all these petitions are disposed of in terms of what has been held in the Hexaware Technologies Ltd. (supra), as a result of which, all the consequential orders also do not survive.

(M.W.CHANDWANI, J) (AVINASH G. GHAROTE, J)

Signed by: Mr. G.S. Khunte Designation: PS To Honourable Judge Date: 09/08/2024 10:31:26 KHUNTE

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter