Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reliance Naval And Engineering Ltd vs Assistant Commissioner Of Income Tax ...
2025 Latest Caselaw 3643 Bom

Citation : 2025 Latest Caselaw 3643 Bom
Judgement Date : 19 August, 2025

Bombay High Court

Reliance Naval And Engineering Ltd vs Assistant Commissioner Of Income Tax ... on 19 August, 2025

Author: B. P. Colabawalla
Bench: B. P. Colabawalla
      2025:BHC-OS:13907-DB


                                                                                         2.wp.1029.2025.doc



                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    ORDINARY ORIGINAL CIVIL JURISDICTION


                                             WRIT PETITION NO.1029 OF 2025

                       Swan Defence and Heavy Industries Limited                           .. Petitioner

                               Versus

                       Assistant Commissioner of Income Tax,
                       Central Circle 6(3) & Ors.                                          .. Respondents

                            Mr.Sham V. Walve a/w Abhishek Khandelwal, Bhavik
          Digitally
          signed by
          UTKARSH
                            Chheda, Advocates for the Petitioner.
UTKARSH   KAKASAHEB
KAKASAHEB BHALERAO
BHALERAO Date:
          2025.08.21
          11:42:22          Mr.J. S. Saluja                  (through   V.C.),   Advocate       for     the
          +0530
                            Respondents.

                                                CORAM            : B. P. COLABAWALLA &
                                                                  FIRDOSH P. POONIWALLA, JJ.
                                                DATE             : AUGUST 19, 2025

                       P. C.



1. At the outset, the Petitioner submits that after the above

Writ Petition was filed, the name of the Petitioner Company was

changed from "Reliance Naval and Engineering Limited" to "Swan

Defence and Heavy Industries Limited". He, therefore, sought leave to

carry out the necessary amendment in the cause title of the Petition.

AUGUST 19, 2025 Utkarsh

2.wp.1029.2025.doc

2. Considering that this is a formal amendment, the Petitioner

is permitted to carry out aforesaid amendment. The amendment shall

be carried out forthwith in front of the Associate. Re-verification is

dispensed with.

3. Rule. Respondents waive service. With the consent of the

parties, Rule made returnable forthwith and heard finally.

4. The above Writ Petition challenges the re-assessment

initiated vide Notice dated 26th March 2024 issued by Respondent No.1

under Section 148 of the Income Tax Act, 1961 (for short "the Act") for

the A.Y.2020-21, which is the year under consideration.

5. The short point on which the above order and the notice are

impugned is that conducting such proceedings against the Petitioner

would be an academic exercise since no demand can be raised upon the

Petitioner for A.Y.2020-21. This is for the simple reason that prior to

initiation of the impugned proceedings, a Resolution Plan came to be

approved by the NCLT, Ahmedabad Bench vide its order dated 23rd

December 2022. The Resolution Plan submitted by one 'Hazel

Mercantile Ltd' for the Petitioner came to be approved by the NCLT as

AUGUST 19, 2025 Utkarsh

2.wp.1029.2025.doc

per Section 31 of the Insolvency and Bankruptcy Code (for short "the

IBC"). A combined reading of paragraph Nos.23 and 24 of the NCLT

order would show that all past claims would stand extinguished. In fact,

the NCLT order, while noting the same, has made a reference to the

decision of the Hon'ble Supreme Court in Ghanshyam Mishra &

Sons Pvt Ltd V/S Edelweiss Asset Reconstruction Company

Ltd & Ors. [(2021) 9 SCC 657] in the context of statutory dues.

6. The Petitioner's argument is that once a Resolution Plan

has been approved in accordance with the provisions of the IBC, the

dues of the Income Tax Department would have to be governed by what

is stated in the Resolution Plan approved by the NCLT. The Petitioner

argues that the facts relating to the NCLT order were brought to the

notice of the Assessing Officer vide its letter dated 18 th March 2024 in

response to the Show Cause Notice issued on 9 th March 2024 under

Section 148A(b) of the Act. Despite having pointed out the facts to the

Assessing Officer, the order dated 22nd March 2024 under Section

148A(d) of the Act came to be passed holding that the Petitioner's case is

fit for issuance of Notice under Section 148 of the Act. The Assessing

Officer relied on a decision rendered by the Hon'ble Madras High Court

in the case of Dishnet Wireless Ltd V/S Assistant Commissioner

AUGUST 19, 2025 Utkarsh

2.wp.1029.2025.doc

of Income-tax (OSD) [(2022) 139 taxmann.com 493

(Madras)] to hold that the provisions of IBC cannot be interpreted in

a manner which is inconsistent with any other law for the time being in

force and cannot be pressed into service to dilute the rights of the

Income Tax Department.

7. In this backdrop, the issue to be decided is that whether the

Income Tax Department could have proceeded against the Petitioner

after approval of the Resolution Plan by the NCLT for a period prior to

approval of such plan. This issue came up for consideration before this

Court in Petitioner's own case viz Swan Defence and Heavy

Industries Ltd V/S Assistant Commissioner of Income Tax

Central Circle 6(3) & Ors (in Writ Petition (L) No.22088 of

2025) for a different assessment year. In that case, following the ratio

laid down by the Hon'ble Supreme Court in Ghanshyam Mishra &

Sons Pvt Ltd V/S. Edelweiss Asset Reconstruction Company

Ltd & Ors. [(2021) 9 SCC 657], the impugned re-assessment

proceedings were set aside. The judgment rendered by the Hon'ble

Madras High Court in Dishnet Wireless Ltd (supra), and which is relied

upon by the Department, was also distinguished in paragraph No.6 of

AUGUST 19, 2025 Utkarsh

2.wp.1029.2025.doc

Swan Defence (supra). As such, the present case is squarely covered by

the judgment in Swan Defence (supra).

8. In view of the foregoing discussion, the above Petition is

allowed and the impugned notice dated 26 th March 2024 issued under

Section 148 of the Act and any consequential orders/notices for the

A.Y.2020-21 are hereby quashed and set aside.

9. Rule is made absolute in the aforesaid terms and the Writ

Petition is also disposed of in terms thereof. However, there shall be no

order as to costs.

10. This order will be digitally signed by the Private Secretary/

Personal Assistant of this Court. All concerned will act on production by

fax or email of a digitally signed copy of this order.

[FIRDOSH P. POONIWALLA, J.] [B. P. COLABAWALLA, J.]

AUGUST 19, 2025 Utkarsh

 
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