Citation : 2025 Latest Caselaw 984 Cal/2
Judgement Date : 30 January, 2025
OD-40
WPO/21/2025
IN THE HIGH COURT AT CALCUTTA
CONSTITUTION WRIT JURISDICTION
ORIGINAL SIDE
RUPAK TRADING PRIVATE LIMITED
Versus
UNION OF INDIA & ORS.
Before:
The Hon'ble Justice RAJARSHI BHARADWAJ
Date: 30th January, 2025.
Appearance:
Mr. Pratyush Jhunjhunwala, Advocate
Ms. Sretapa Sinha, Advocate
Ms. Sruti Datta, Advocate
for the petitioner
Ms. Smita Das Dey, Advocate
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 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
2nd May, 2024 for the assessment year 2017-2018 till the disposal of
the writ petition.
Liberty to mention after expiry of the period for exchange of
affidavits.
(RAJARSHI BHARADWAJ, J.)
nm
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!