Citation : 2024 Latest Caselaw 2744 Bom
Judgement Date : 30 January, 2024
2024:BHC-OS:1677-DB 1/2 902-903-905-906-WP-2527-2023 @ Ors.doc
PURTI IN THE HIGH COURT OF JUDICATURE AT BOMBAY
PRASAD
PARAB ORDINARY ORIGINAL CIVIL JURISDICTION
Digitally signed by
PURTI PRASAD
PARAB
Date: 2024.01.31
14:12:15 +0530
(902) WRIT PETITION NO. 2527 OF 2023
Pratibha Sadanand Shetty ....Petitioner
V/s.
The Income Tax Officer
Ward 10(1)(1) Mumbai and Ors. ...Respondents
ALONGWITH
(903) WRIT PETITION NO. 3240 OF 2023
ALONGWITH
(905) WRIT PETITION (L) NO. 11685 OF 2023
ALONGWITH
(906) WRIT PETITION (L) NO. 18323 OF 2023
----
Mr. Vipul Shah for Petitioner in WP/2527/2023.
Mr. Dhaval Shah for Petitioner in WP/3240/2023 and WPL/11685/2023.
Mr. Ishaan Patkar a/w Ms. Neha Thakkar i/b Ms. Yesha Ajmera for Petitioner
in WPL/18323/2023.
Mr. Suresh Kumar for Respondents in all Writ Petitions.
----
CORAM : K.R. SHRIRAM &
DR. NEELA GOKHALE, JJ.
DATED : 30th 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
Section 148 of the Act in the respective petitions are hereby quashed and set
aside.
1 2024 SCC OnLine Bom 146 Purti Parab
2/2 902-903-905-906-WP-2527-2023 @ Ors.doc
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
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!