Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mansamata Vyaapar Private ... vs Union Of India & Ors
2022 Latest Caselaw 2536 Cal

Citation : 2022 Latest Caselaw 2536 Cal
Judgement Date : 5 May, 2022

Calcutta High Court (Appellete Side)
Mansamata Vyaapar Private ... vs Union Of India & Ors on 5 May, 2022
05-05-2022
Item No.17-19
                      IN THE HIGH COURT AT CALCUTTA
  Subrata                       Constitutional Writ Jurisdiction
                                          Appellate Side


                                WPA No.4399 of 2022
                           Mansamata Vyaapar Private Limited
                                          -vs-
                                 Union of India & Ors.
                                         with
                                WPA No.5068 of 2022
                                         and
                                WPA No.5910 of 2022


                       Mr. Avra Mazumdar
                       Sk. Md. Bilwal Hossain
                       Mr. Binayak Gupta
                       Mr. K. Ray
                       Mr. Pramit Bag
                       Mr. Bimalendu Das
                       Mr. Shomrik Das
                       Mr. A. K. Mishra
                       Mr. Balaram Patra                   ...for the petitioners

                       Mr. Amit Sharma                   ...for the respondents

In view of judgement of the Hon'ble Supreme Court dated May 4, 2022 in the case of Union of India & Ors. v. Ashish Agarwal (Civil Appeal No.3005 of 2022), these writ petitions - WPA No.4399 of 2022, WPA No.5068 of 2022 and WPA No.5910 of 2022 -

challenging the impugned notices under section 148 of the Income Tax Act, 1961, under the old Act, issued after 31st March 2021 are dismissed. The interim orders in the matters stand vacated.

The relevant paragraphs 10, 11 and 12 of the aforesaid judgement of the Supreme Court are quoted below:-

"10. In view of the above and for the reasons stated above, the present Appeals are ALLOWED IN PART. The impugned common judgements and orders passed by the High Court of

Judicature at Allahabad in W.T. No. 524/2021 and other allied tax appeals/petitions, is/are hereby modified and substituted as under:-

(i) The impugned section 148 notices issued to the respective assessees which were issued under unamended section 148 of the IT Act, which were the subject matter of writ petitions before the various respective High Courts shall be deemed to have been issued under section 148A of the IT Act as substituted by the Finance Act, 2021 and construed or treated to be show-cause notices in terms of section 148A(b). The assessing officer shall, within thirty days from today provide to the respective assessees information and material relied upon by the Revenue, so that the assessees can reply to the show-cause notices within two weeks thereafter;

(ii) The requirement of conducting any enquiry, if required, with the prior approval of specified authority under section 148A(a) is hereby dispensed with as a one-time measure vis-à-vis those notices which have been issued under section 148 of the unamended Act from 01.04.2021 till date, including those which have been quashed by the High Courts. Even otherwise as observed hereinabove holding any enquiry with the prior approval of specified authority is not mandatory but it is for the concerned Assessing Officers to hold any enquiry, if required;

(iii) The assessing officers shall thereafter pass orders in terms of section 148A(d) in respect of each of the concerned assessees; Thereafter after following the procedure as required under section 148A may issue under section 148 (as substituted);

(iv) All defences which may be available to the assessees including those available under section 149 of the IT Act and all rights and contentions which may be available to the concerned assessees and Revenue under the Finance Act, 2021 and in law shall continue to be available.

11. The present order shall be applicable PAN INDIA and all judgments and orders passed by different High Courts on

the issue and under which similar notices which were issued after 01.04.2021 issued under section 148 of the Act are set aside and shall be governed by the present order and shall stand modified to the aforesaid extent. The present order is passed in exercise of powers under Article 142 of the Constitution of India so as to avoid any further appeals by the Revenue on the very issue by challenging similar judgments and orders, with a view not to burden this Court with approximately 9000 appeals. We also observe that present order shall also govern the pending writ petitions, pending before various High Courts in which similar notices under Section 148 of the Act issued after 01.04.2021 are under challenge.

12. The impugned common judgments and orders passed by the High Court of Allahabad and the similar judgments and orders passed by various High Courts, more particularly, the respective judgments and orders passed by the various High Courts particulars of which are mentioned hereinabove, shall stand modified/substituted to the aforesaid extent only."

Accordingly, the respondent-assessing officer concerned shall proceed with the impugned reassessment proceedings as per the guidelines and law laid down in the aforesaid judgement of the Hon'ble Supreme Court.

[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