Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aksa Beverages Pvt. Ltd And Anr vs The Principal Commissioner Of ...
2021 Latest Caselaw 1296 Cal/2

Citation : 2021 Latest Caselaw 1296 Cal/2
Judgement Date : 5 October, 2021

Calcutta High Court
Aksa Beverages Pvt. Ltd And Anr vs The Principal Commissioner Of ... on 5 October, 2021
                                   ORDER SHEET


OD-47

                              W.P.O. No.970 of 2021
                          IN THE HIGH COURT AT CALCUTTA
                        Constitutional Writ Jurisdiction
                                  ORIGINAL SIDE

                        AKSA BEVERAGES PVT. LTD AND ANR.
                                     Versus
        THE PRINCIPAL COMMISSIONER OF INCOME TAX-1, KOLKATA AND ANOTHER

    BEFORE:
    The Hon'ble JUSTICE MD. NIZAMUDDIN
    Date : 5th October, 2021.


                                                                        APPEARANCE:
                                                                Mr.Pranit Bag, Adv.
                                                           Mr.Subhash Agarwal, Adv.
                                                           Mr.Anuj Kr. Mishra, Adv.
                                                             Mr.Brijesh Singh, Adv.
                                                                   ...for petitioners
                                                                Mr.Y.J.Dastoor, ASG
                                                            Mr.Prabir Bhowmik, Adv.
                                                               Mr. Madhu Jana, Adv.
                                                                    For respondents

The Court: Heard the learned advocates appearing for the parties.

In this writ petition, petitioner has challenged the impugned notice

dated 17th June, 2021 relating to assessment year 2014-15 under Section 148 of

the income Tax Act, 1961 which is a transferee company on the ground that the

impugned notice has been issued in the name of the company which has already

been amalgamated on 15th March, 2019 with retrospective effect from 1st April,

2017 and the department has been intimated about this amalgamation which is

matters of record and such notice in the name of a non-existing company is not

tenable in the eye of law since information of such amalgamation was already

given to the respondent on 8th April, 2019.

In support of his contention Mr. Bag, learned advocate appearing for

the petitioners has relied on a decision of the Hon'ble Gujarat High Court in the

case of Takshashila Realties Pvt. Ltd. Versus Dy. Commissioner of Income

Tax reported in 2016 SCC OnLine Guj 6462 and specifically relies on Paragraph

10 of the said judgment and also my own order dated 2nd August, 2021 in WPA

1791 of 2020 (Brubeck Resources Pvt. Ltd. & Anr. Vs. Union of India &

Ors.).

Considering the submission of the parties, I am of the view that the

impugned notice dated 17th June, 2021 (Annexure P-4 to the writ petition) is not

tenable in the eye of law and all further steps pursuant to the said impugned

notice also are not tenable in the eye of law and the same are quashed. This writ

petition is allowed and the impugned notice is quashed solely on the ground that

the impugned notice was issued in the name of non-existing company in spite of

revenue having notice and knowledge of non-existence of such Company.

Quashing of this notice will not prevent the respondents from issuing fresh notice

in accordance with law.

Since no affidavits have been called for, allegations made in the writ

petition are deemed to have been denied by the respondents.

Accordingly, WPO No.970 of 2021 is disposed of.

(MD. NIZAMUDDIN, J.)

sb/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter