Citation : 2024 Latest Caselaw 2945 Bom
Judgement Date : 31 January, 2024
2024:BHC-OS:1792-DB
1/2 908-oswp-2300-2023.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO.2300 OF 2023
Krypton Construction Pvt. Ltd. ...Petitioner
Versus
Income Tax Officer, Ward 10(2)(1) ...Respondent
Mr. Dharan V. Gandhi, with Ms. Aanchal Vyas, for Petitioner.
Mr. N. C. Mohanty, for Respondents-Revenue.
CORAM: K. R. SHRIRAM &
DR. NEELA GOKHALE, JJ.
DATED: 31st January 2024
PC:-
1. Mr. Gandhi states that this petition will be covered by the
judgment of New India Assurance Co. Ltd. v. Assistant Commissioner
of Income Tax, Circle 3(2)(1), Mumbai & Ors.1 Mr. Mohanty agrees.
2. Therefore, impugned order passed under Section 148A(d) of
the Income Tax act, 19161 ("the Act") and the notices issued under
Section 148 of the Act in these petitions are hereby quashed and set
aside.
3. Petition disposed.
4. Consequential notices or orders, if any, also stand quashed and
set aside.
1 2024 SCC OnLine Bom. 146.
Gaikwad RD
2/2 908-oswp-2300-2023.doc
5. All other rights and contentions which have been raised in the
petitions are also kept open.
(DR. NEELA GOKHALE, J.) (K. R. SHRIRAM, J.)
Signed by: Raju D. Gaikwad Designation: PS To Honourable Judge Gaikwad RD Date: 01/02/2024 16:46:37
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!