Citation : 2025 Latest Caselaw 697 Cal/2
Judgement Date : 2 January, 2025
OD-32
IN THE HIGH COURT AT CALCUTTA
CONSTITUTION WRIT JURISDICTION
ORIGINAL SIDE
WPO/1193/2024
SOUTH CALCUTTA DIESELS PRIVATE LIMITED
VS
DEPUTY DIRECTOR OF INCOME TAX (INVESTIGATION), UNIT- 6(2),
KOLKATA AND ORS.
Before:
The Hon'ble Justice RAJARSHI BHARADWAJ
Date: 2nd January, 2025
Appearance:
Mr. Akhilesh Gupta, Adv.
Mr. Pranav Sharma, Adv.
...for the petitioner
Mr. Prithu Dudhoria, Adv.
...for the respondents
The Court: Learned Counsel for the petitioner submits that
the petitioner challenges the notice issued under section 148 of the
Income Tax Act, 1961 inter alia on the ground that the same has been
issued by the jurisdictional assessing officer though in terms of section
151A of the said Act read with the notification dated 29 th March 2022,
such notice was required to be issued through the automated
allocation, in accordance with the risk management strategy
formulated by the Board as referred to section 148 of the said Act, for
issuance of notice, in a faceless manner, to the extent provided in
section 144B of the Act with reference to making assessment or re-
assessment of the total income or loss of the assessee.
Learned counsel appearing for the Income Tax Department
prays leave to file affidavit-in-opposition.
Let affidavit-in-opposition be filed within six week from date;
reply, if any, within four weeks thereafter.
Taking into consideration the prima facie case as has been
made out by the petitioner and the judgment of the Division Bench of
this Court presided over by the Hon'ble The Chief Justice in the case of
Girdhar Gopal Dalmia vs. Union of India & Others, in MAT/1690/2023
on 25th September 2023, whereby the Hon'ble Division Bench while
considering the competence of the jurisdictional assessing officer to
issue a notice under section 148 of the said Act, consequent upon
publication of the scheme vide notification dated 29 th March 2022 and
while admitting the appeal had stayed the said notice, I am of the view
that no further steps should be taken by the respondents on the basis
of the notice issued under section 148 of the said Act dated 29 th
August, 2024 for the assessment year 2018-19 till the disposal of the
writ petition.
Liberty to mention after expiry of the period for exchange of
affidavits.
(RAJARSHI BHARADWAJ, J.)
S. Bag
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!