Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bohra Exports Private Limited vs Income-Tax Officer Circle 2-1-1
2024 Latest Caselaw 1451 Bom

Citation : 2024 Latest Caselaw 1451 Bom
Judgement Date : 19 January, 2024

Bombay High Court

Bohra Exports Private Limited vs Income-Tax Officer Circle 2-1-1 on 19 January, 2024

Author: Neela Gokhale

Bench: K.R. Shriram, Neela Gokhale

2024:BHC-OS:1183                                         1/3                  905-WP-1354-2023 @ Ors.doc




                PURTI
                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                PRASAD                  ORDINARY ORIGINAL CIVIL JURISDICTION
                PARAB
               Digitally signed by
               PURTI PRASAD
               PARAB
               Date: 2024.01.22
               14:34:00 +0530              WRIT PETITION NO. 1354 OF 2023

           Virendra Ship Recyclers LLP                                      ....Appellant
                  V/s.
           Assistant Commissioner of Income
           Tax, Circle 17(1)                                                ...Respondent

                                        ALONGWITH
            WRIT PETITION NOS. 3622, 3725, 3788, 3795, 3816, 3852, 3863, 3896,
           3968, 3982, 3985, 4006, 4008, 4032, 4094, 4124, 4197, 4224, 4225, 4232,
           4250, 4315, 4320, 4342, 4378, 4383, 4419, 4496, 4542, 4597, 4612, 4771,
           4806, 4815, 4842, 4853, 4854, 4926, 5009, 5060, 5061, 5075, 5124, 5244,
                           5246, 5247, 5295, 5334, 5336 OF 2022

             WRIT PETITION (L) NOS. 25125, 26391, 26648, 26979, 28277, 29109,
            29227, 32025, 32351, 32398, 32879, 34468, 35081, 36929, 38250, 40804
                                          OF 2022

            WRIT PETITION NOS. 25, 130, 161, 163, 237, 380, 402, 413, 428, 434,
           445, 524, 604, 656, 657, 787, 833, 852, 857, 890, 1007, 1160, 1217, 1282,
           1330, 1334, 1335, 1337, 1374, 1613, 1645, 1674, 1679, 1730, 1738, 1793,
           1802, 1828, 1839, 1877, 1969, 2043, 2078, 2101, 2107, 2241, 2388, 2403,
           2436, 2444, 2449, 2503, 2529, 2580, 2687, 2718, 2846, 2916, 2940, 2961,
                2982, 3027, 3029, 3050, 3051, 3195, 3250, 3284, 3377 OF 2023

              WRIT PETITION (L) NOS. 383, 2002, 2214, 2299, 2337, 11328 OF 2023

               WRIT PETITION (L) NOS. 4315, 4605, 6082, 6247, 7550, 9594, 12354,
                          12415, 12511, 12514, 16923, 16925 OF 2023

                                       WRIT PETITION NOS. 65, 113, 131 OF 2024

                                      INTERIM APPLICATION (L) NO. 10801 OF 2023

                                              ----
           Mr.Tushar Hemani, Senior Advocate (through V.C.), Dr. K. Shivaram, Senior
           Advocate, Mr. Saurabh Soparkar, Senior Advocate (through V.C.), Mr.Nishant
           Thakkar a/w Ms. Jasmin Amalsadvala, Mr. Hiten Thakkar and Ms. Sofiya
           Shanmugam i/b Lumiere Law Partners, Mr. Prakash Shah a/w Mr. Mihir
           Mehta, Mr.Jas Sanghavi, Mr. Suyog Bhave, Mr. Mohit Raval and Mr. Yash
           Prakash i/b PDS Legal, Mr. Niraj Sheth i/b Mint and Confreres, Mr. Anuj
           Kisnadwala i/b Mint and Confreres, Mr. Gautam S. Thacker i/b D. M. Harish
           and Co, Mr.Rohit Jain a/w Mr.Samarth Choudhari, Ms. Priyanka Jain a/w
           Purti Parab




                        ::: Uploaded on - 22/01/2024                ::: Downloaded on - 05/02/2024 22:31:53 :::
                                             2/3                  905-WP-1354-2023 @ Ors.doc




Mr. Pankaj Soni i/b Vaish Associates with Mr. K. Gopal, Mr. Madhur Agrawal,
Mr. Jeet Kamdar, Mr. Sham V. Walve, Mr. R. S. Padvekar, Mr. Ajay R. Singh,
Ms. Vasanti Patel, Mr. Sukhsagar Syal, Mr. Niraj Sheth, Mr. Hiro Rai,
Mr.Mihir Naniwadekar, Mr. Harsh Kapadia, Dr. Avinash Poddar (through
V.C.), Mr. Gautam S. Thacker, Mr. Atul Jasani, Mr. Dharan V. Gandhi,
Mr.Rahul Hakani, Mr.Satish Mody, Mr. Mandar Vaidya, Mr. Harsh Kothari,
Ms. Rutuja N. Pawar, Ms. Aasifa Khan, Mr. Devendra Jain, Ms. Radha Halbe,
Mr. Sameer Dalal, Mr. Tanzil Padvekar, Mr. Sanket Bora, Mr. Shashi Bekal,
Mr. Jitendra Singh, Mr. Paras Savla, Mr. Harsh R. Shah, Mr. Pratik Poddar,
Mr. Subhash Shetty, Mr. Govind Javeri, Mr. Abhishek Khandelwal, Mr. Arun
Jain, Ms. Priyanka Bora, Mr. Jay Bhansali, Mr.Nishit Gandhi, Mr. P. C.
Tripathi, Mr. Raj Darak, Ms. Neha Paranjpe, Mr. Om Kandalkar, Mr. Abhinav
Mathur, Ms. Aanchal Vyas, Ms. Tejal Kharkar, Mr. Akhilesh Deshmukh,
Mr.Akshay Pawar, Mr. Pushvijay Kanoji, Mr. Uttam S Rane, Ms. Vidhi
Punamia, Mr. Heramb Kadam, Mr. Sanjiv Sawant, Mr. Mahaveer Jain,
Mr.Anand Kanse, Ms.Deepali Kamble, Mr. Prateek Jha, Mr. Brijesh Pathak,
Mr. Shrey S Lodha, Ms. Niyati Mankad, Mr. Advait Dalvi, Ms. Shreya Gosavi,
Ms. Jinal Shah, Mr. Dhaval Shah, Ms. Jigna Jain, Mr. Jamshed Ansari,
Mr.Ranit Basu, Ms. Maitri Malde, Ms. Dua Shaikh, Mr. Anuj Kishnadwala,
Ms. Rucha Vaidya, Ms. Farzeen Khambatta, Mr. Kartik Vig, Mr. Vijaykumar
Mishra and Mr. Vipul J. Shah for Petitioners-Assessees in respective matters.

Mr. Suresh Kumar, Mr. Akhileshwar Sharma, Ms. Swapna Gokhale, Mr. P. C.
Chhotaray, Mr. N. C. Mohanty, Mr. Siddharth Chandrashekhar, Mr. Subir
Kumar, Mr. Devvrat Singh, Ms. Sangeeta Yadav, Mr. Arjun Gupta, Ms. Sruti
Kalyanikar and Mr. Umesh Gupta for Respondents-Revenue in respective
matters.
                                  ----

                                         CORAM : K.R. SHRIRAM &
                                                 DR. NEELA GOKHALE, JJ.

DATED : 19th JANUARY 2024

P.C. :

1. Counsel for petitioners state that all these petitions will be

covered by the judgment of New India Assurance Co. Ltd. vs. Assistant

Commissioner of Income Tax, Circle 3(2)(1), Mumbai & Ors. 1. Counsel for

Respondents agree. Therefore, impugned orders passed under Section 148

(A)d of the Income Tax Act, 1961 (the Act) and the notices issued under

1 2024 SCC OnLine Bom 146 Purti Parab

3/3 905-WP-1354-2023 @ Ors.doc

Section 148 of the Act in the respective petitions are hereby quashed and set

aside.

2. Petitions disposed.

3. Consequential notices or orders, if any, also stand quashed and

set aside.

4. All other rights and contentions which have been raised in the

petitions are also kept open.

(DR. NEELA GOKHALE, J.) (K.R. SHRIRAM, J.)

Purti Parab

 
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