Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income ... vs M/S. Anjali Jewellers
2023 Latest Caselaw 1069 Cal/2

Citation : 2023 Latest Caselaw 1069 Cal/2
Judgement Date : 26 April, 2023

Calcutta High Court
Principal Commissioner Of Income ... vs M/S. Anjali Jewellers on 26 April, 2023
OD-9

                     IN THE HIGH COURT AT CALCUTTA
                    SPECIAL JURISDICTION [INCOME TAX]
                              ORIGINAL SIDE

                            ITA/77/2022
    PRINCIPAL COMMISSIONER OF INCOME TAX [CENTRAL]-1, KOLKATA
                                VS.
                      M/S. ANJALI JEWELLERS


BEFORE :

THE HON'BLE ACTING CHIEF JUSTICE T.S. SIVAGNANAM
             And
THE HON'BLE JUSTICE HIRANMAY BHATTACHARYYA
Date : 26th April, 2023

                                                                   Appearance :
                                                 Mr. Soumen Bhattacharyya, Adv.
                                                                 ... for appellant

                                                 Mr. Abhrotosh Majumer, Sr. Adv.
                                                       Mr. Avra Mazumder, Adv.
                                                         Mr. Kausheyo Roy, Adv.
                                                            Mr. Samrat Das, Adv.
                                                                ... for respondent

The Court : This appeal has been filed by the revenue challenging the

order passed by the Income Tax Appellate Tribunal. The legal issue involved in

the instant case is the scope of assessment under Section 153A of the Income

Tax Act. The legal issue which has been raised by the revenue has been

answered by the Hon'ble Supreme Court in the case of Principal Commissioner

of Income Tax, Central-3 vs. Abhisar Buildwell [P] Ltd. reported in [2023] 149

taxmann.com 399 [SC]. The Hon'ble Supreme Court has summarised the legal

position in paragraph 11 of the judgment and in paragraph 13 the Hon'ble

Supreme Court has held that it is an agreement with a view taken by the Delhi

High Court in the case of Commissioner of Income Tax [Central]-III vs. Kabul

Chawla reported in [2016] 380 ITR 573 [Delhi] and that of the High Court of

Gujarat in the case of Principal Commissioner of Income Tax-4 vs. Saumya

Construction reported in [2016] 387 ITR 529 [Gujarat]. In the penultimate

paragraph of the judgment namely, in paragraph 14 the conclusion has been

recorded, which is as follows :

"14. In view of the above and for the reasons stated above, it is concluded

as under:

i] that in case of search under Section 132 or requisition under Section

132A, the AO assumes the jurisdiction for block assessment under section 153A;

ii] all pending assessments/reassessments shall stand abated;

iii] in case any incriminating material is found/unearthed, even, in case of

unabated/completed assessments, the AO would assume the jurisdiction to

assess or reassess the 'total income' taking into consideration the incriminating

material unearthed during the search and the other material available with the AO

including the income declared in the returns; and

iv] in case no incriminating material is unearthed during the search, the AO

cannot assess or reassess taking into consideration the other material in respect

of completed assessments/unabated assessments. Meaning thereby, in respect of

completed/unabated assessments, no addition can be made by the AO in absence

of any incriminating material found during the course of search under Section 132

or requisition under Section 132A of the Act, 1961. However, the

completed/unabated assessments can be re-opened by the AO in exercise of

powers under Sections 147/148 of the Act, subject to fulfilment of the conditions

as envisaged/mentioned under sections 147/148 of the Act and those powers are

saved.

The question involved in the present set of appeals and review petition is

answered accordingly in terms of the above and the appeals and review petition

preferred by the Revenue are hereby dismissed. No costs. "

In the light of the above decision, the appeal stands disposed of in terms of

the order passed by the Hon'ble Supreme Court and the question of law stands

answered accordingly.

(T.S. SIVAGNANAM, J.) ACTING CHIEF JUSTICE

(HIRANMAY BHATTACHARYYA, J.)

pkd/SN.

AR(CR)

 
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