Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jagmohan Jain vs Union Of India And Ors
2022 Latest Caselaw 1281 Cal/2

Citation : 2022 Latest Caselaw 1281 Cal/2
Judgement Date : 6 April, 2022

Calcutta High Court
Jagmohan Jain vs Union Of India And Ors on 6 April, 2022
OD - 30
                            ORDER SHEET
                           WPO/1938/2022
                   IN THE HIGH COURT AT CALCUTTA
                  CONSTITUTIONAL WRIT JURISDICTION
                            ORIGINAL SIDE

                             JAGMOHAN JAIN
                                     VS
                          Union of India AND ORS



BEFORE:
The Hon'ble JUSTICE MD. NIZAMUDDIN
Date : 6TH APRIL, 2022.

                                                                     Appearance:
                                                        Mr. Arvind Agarwal, Adv.
                                                             Mr. F. Ghaffar, Adv.
                                                              ..for the petitioner

                                                 Mr. Soumen Bhattacharjee, Adv.
                                                 ...for the Income Tax Authorities




    The Court : Let the supplementary affidavit filed by the petitioner be

kept with the records and on perusal of the same it appears that till date no

assessment order has been passed on the basis of the impugned notice

under Section 148 of the Income Tax Act, 1961.


    Heard Learned Counsels appearing for the parties.


    Petitioner is aggrieved by the issuance of impugned notice under

Section 148 of the Income Tax Act, 1961 on the ground that the same is

barred by limitation and the respondent Income Tax Authority concerned,

before issuing the impugned notices under Section 148 of the Income Tax

Act, have not observed the statutory formalities under Section 148 A of the

Income Tax Act as prescribed by the Finance Act, 2021 which are applicable

with effect from 1st April, 2021 before issuance of notices under Section 148

of the Act on or after 1st April, 2021.

Issues arising in the present Writ Petition is purely legal and in this

Writ Petition the assessee/petitioner has sought relief of quashing of the

impugned re-assessment notice issued post 31st March, 2021 by the

respondent Income Tax Authority concerned under Section 148 of the

Income Tax Act, assessee/petitioner has also sought relief by way of a

declaration declaring Explanations A(a)(ii)/A(b) to the Notification No. 20

[S.O. 1432 (E) dated 31st March, 2021 and Notification No. 38 [S.O.1703 (E)]

dated 27th April, 2021 to the extent that the same extend the applicability of

the "provisions of Section 148, Section 149 and Section 151 of the Act, as

the case may be, as they stood as on the 31st March, 2021, before the

commencement of the Finance Act, 2021" to the period beyond 31st March,

2021 as ultra vires the parent legislation, viz., The Taxation and Other Laws

(Relaxation and Amendment of Certain Provisions) Act, 2020 (hereinafter

referred to as ' Relaxation Act, 2020').

At the outset, both the counsel appearing for the parties jointly

submitted that the issues involved in this Writ Petition is covered by the

decision of the Division Bench of the Allahabad High Court dated 30th

September, 2021 in the case of 'Ashok Kumar Agarwal -vs- Union of India

through its Revenue Secretary North Block & Ors.' (Writ Tax No. 524/2021)

decided in favour of assessee/petitioner on 30.09.2021 and order of

Rajasthan High Court dated 25th November, 2021 in the case of Bpip Infra

Private Limited-vs.- Income Tax Officer, Ward 4 (1), Jaipur (S.B. Civil Writ

Petition No. 13297/2021) and the order of Delhi High Court 15th December,

2021 in the case of Man Mohan Kohli -vs- Assistant Commissioner of

Income Tax & Anr. In (W.P. (C) 6176 of 2021) and judgement and order of

this Court dated 17th January, 2022 in the case of Manoj Jain Vs. Union of

India & Ors. In WPA No. 11950 of 2021 and in the case of Bagaria Properties

and Investment Private Limited & Anr. In WPO 244 of 2021.

In view of judgment and order of this Court dated 17th January, 2022

in the case of Manoj Jain Vs. Union of India & Ors. In WPA No. 11950 of

2021 and in the case of Bagaria Properties and Investment Private Limited &

Anr. in WPO No. 244 of 2021, this Writ Petition being WPO No.1938/2022

is disposed of by allowing the same. Explanations A(a)(ii)/A(b) to the

Notifications dated 31st March, 2021 and 27th April, 2021 are declared to

be ultra vires the Relaxation Act, 2020 and are therefore bad in law and null

and void. Accordingly, impugned notice under Section 148 of the Income

Tax Act and all subsequent proceedings are quashed with liberty to the

Assessing Officers concerned to initiate fresh re-assessment proceedings in

accordance with the relevant provisions of the Act as amended by Finance

Act, 2021 and after making compliance of the formalities as required by the

law.

This writ petition is being entertained subject to payment of cost of Rs.

5000/- to the Calcutta High Court Bar Association Lawyers' Benevolent

Fund since the impugned notice under Section 148 of the Income Tax Act,

1961, has been issued on 6th April, 2021 as appears from record and this

writ petition has been filed in March, 2022, that is, almost after ten months

from receipt of the impugned notice, without any explanation for such delay

in filing this writ petition. Such cost has to be paid by the petitioner to the

Calcutta High Court Bar Association Lawyers' Benevolent Fund within seven

days from date.

List this matter as "To be Mentioned" on 19th April, 2022 for

compliance.

Urgent certified photocopy of this order, if applied for, be supplied to

the parties upon compliance with all requisite formalities.

(MD. NIZAMUDDIN, J.)

Sbghosh

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter