Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishva Electrotech Limited vs Union Of India & Ors
2022 Latest Caselaw 1889 Cal

Citation : 2022 Latest Caselaw 1889 Cal
Judgement Date : 7 April, 2022

Calcutta High Court (Appellete Side)
Vishva Electrotech Limited vs Union Of India & Ors on 7 April, 2022
7.4.2022.
   ks
 sl.12
                     W.P.A. 5759 of 2022


                   Vishva Electrotech Limited
                              Vs.
                     Union of India & Ors.


            Mr. Avra Mazumder,
            Sk. Md. Bilwal Hossain
                             ... for the Petitioner.
            Mr. Amit Sharma
                              ...for the Respondents.

Learned Advocates for the petitioner are present and

file affidavit of service.

None appears on behalf of the respondents even at

the second call. Mr. Amit Sharma, learned Advocate who

generally appears for the Department is present in court,

who will appear in this matter and his appearance may be

regularized.

Learned Advocates for the petitioner shall serve a

copy of the writ petition upon Mr. Sharma.

Heard learned counsel 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 are barred by limitation and the

respondent Income Tax Authority concerned, before

issuing the impugned notice under Section 148 of the

Income Tax Act, have not observed the statutory

formalities under Section 148A of the Income Tax Act as

prescribed by the Finance Act, 2021 which are applicable

with effect from 1st April, 2021 before issuance of notice

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 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 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 WPA

No.5759 of 2022 is disposed of by allowing the same.

Explanations A(a)(ii)/A(b) to the Notification 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. Impugned notice under Section 148 of

the Income Tax Act is 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 has been allowed subject to

payment of cost of Rs.5,000/- to the High Court Legal

Services Committee since the impugned notice under

Section 148 of the Income Tax Act, 1961, has been issued

on 28th June, 2021 as appears from record and this writ

petition has been filed on 30th March, 2022, that is,

almost after eight 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 High Court Legal Services Committee within seven

days from date, which is to be utilized for the welfare of

street children. Payment of receipt is to be produced before

this Court.

List this matter as "To be Mentioned" on 21st April,

2022 for compliance.

Urgent photostat certified copy of this order, if

applied for, be supplied to the parties upon compliance

with all requisite formalities.

(Md. Nizamuddin, J.)

 
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