Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax 1 ... vs Tanuj Properties Private Limited
2025 Latest Caselaw 372 Cal/2

Citation : 2025 Latest Caselaw 372 Cal/2
Judgement Date : 14 July, 2025

Calcutta High Court

Principal Commissioner Of Income Tax 1 ... vs Tanuj Properties Private Limited on 14 July, 2025

Author: T.S Sivagnanam
Bench: T.S Sivagnanam
                                          1



od-3

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

                                  ITAT/116/2025
                     IA NO: GA/1/2025, GA/2/2025, GA/3/2025

             PRINCIPAL COMMISSIONER OF INCOME TAX 1 KOLKATA
                                  VS
                    TANUJ PROPERTIES PRIVATE LIMITED

BEFORE :
THE HON'BLE THE CHIEF JUSTICE T.S SIVAGNANAM
              -A N D-
HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
DATE : 14th July, 2025.

                                                                    Mr. Aryak Dutt, Adv.
                                                          Mr. Soumen Bhattacharjee, Adv.
                                                                    Mr. Ankan Das, Adv.
                                                 Ms. Shradhya Ghosh, Adv....for appellant.

                                                        Mr. Pratyush Jhunjhunwala, Adv.
                                                                     Ms. Sruti Datta, Adv.
                                                 Ms. Sakshi Singhi, Adv. ...for respondent.

       The Court :   This appeal by the Income Tax department has been filed

under Section 260A of the Income Tax Act, 1961 (the Act) challenging the order

dated 19.2.2024 passed by the Income Tax Appellate Tribunal "C" Bench,

Kolkata (the Tribunal) in ITA/1045/Kol/2023 for the assessment year 2012-

13.

       The revenue has raised the following substantial questions of law for

consideration :

        "1. Whether the Learned Income Tax Appellate Tribunal has committed
          substantial error in law in quashing the reopening of the assessment,
          ignoring the ratio laid down by the Hon'ble Supreme Court in the case of
          (i) Phool Chand Bajranj Lal vs. ITO (1993) 203 ITR 456 (SC), (ii)
          Raymond Woolen Mills Ltd. vs. ITO (1999) 236 ITR 34 (SC) and (iii)
          Jurisdictional Hon'ble Calcutta High Court in the case of Mulchand
          Rampuria vs. ITO(2000) 252 ITR 758 (Cal) with stated that while
                                             2



          considering the validity of       the commencement of      reassessment
          proceedings, it is only necessary to determine whether there was some
          prima facie material or information on the basis of which the
          department could reopen the case ?
       2. Whether the Learned Income Tax Appellate Tribunal has committed
          substantial error in law in quashing the reopening of the assessment,
          ignoring the ratio laid down in the case of Gurera Gas Cylinders Pvt.
          Ltd. vs. CIT (2002) 258 ITR 170 (Punjab & Haryana) that at the stage of
          initiation of proceedings, the sufficiency, adequacy or correctness of the
          reasons cannot be examined ?
       3. Whether the Learned Income Tax Appellate Tribunal has committed
          substantial error in law in quashing the reopening of the assessment,
          ignoring the ratio laid down in the case of G. Sukesh vs. Dy. CIT (2001)
          252 ITR 230, wherein it was held by the Hon'ble Kerla High Court that
          the information at the time of issuing notice need not be complete or
          even accurate ?
       4. Whether the Learned Income Tax Appellate Tribunal has committed
          substantial error in law in quashing the reopening of the case, whereas
          the assessing officer after making due examination of the information
          received from the Investigation Wing, found that the transaction of
          shares in the penny stock of S. V. Electric, previously known as M/s.
          Nivyah Infrastructure and Telecom Services Pvt. Ltd., as not genuine,
          which ultimately led to generation of bogus Long Term capital Loss for
          the benefit to the assessee ? "


      We have heard Mr. Aryak Dutt, learned advocate assisted by Mr. Soumen

Bhattacharjee, learned advocate for the appellant and Mr. Pratyush Jhunjhunwalla,

learned advocate for the respondent.

      We have perused the affidavit filed in support of the application and we find

that sufficient cause has been shown by the revenue in not preferring the appeal

within the period of limitation. Therefore, the delay in filing the appeal is condoned

and the application, GA/1/2025 is allowed.
                                                3



      GA/3/2025 has been filed by the respondent/assessee praying that they may

be permitted to avail the benefit of the Direct Tax, Vivad se Viswas Scheme, 2024

(hereinafter referred to 'as the Scheme'). The delay in filing the appeal having been

condoned, it is deemed that the appeal has been accepted well within the period of

limitation, that is, on 31.7.2024. If that be the case, the respondent/assessee would

be entitled to avail the benefit of the Scheme which was announced on 23.7.2024. In

more or less identical factual situation, this court granted such a relief in the case of

Principal Commissioner of Income Tax-5, Kolkata vs. Aditya Saraf (HUF), (2023) 452

ITR 87 (Cal). The operative portion of the judgment reads as follows :

                    "Considering the peculiar facts and circumstances of the case, we
             are of the view that the assessee should not be non-suited for the default
             committed by the revenue in nor preferring the appeal within the period of
             limitation. Identical issue arose for consideration before the High Court of
             Delhi in the case of I.A. Housing Solution Private Limited vs. Principal
             Commissioner of Income Tax 4 & Others in WPC No.3560 of 2022 etc.
             dated November 2, 2022 and the Hon'ble Division Bench by the said order
             allowed   the   writ   petition       and   directed   the   revenue   to   accept
             declaration/application forms in Form 1 and 2 filed by the assessee as
             valid declaration/application within a time frame and accept the balance
             disputed amount as stipulated by them under the provisions of the
             Scheme.
                    Thus, in the light of the above, the appeal stands disposed of with a
             direction to the respondent to file the requisite application under the
             Scheme within a period of ten days from the date of receipt of the server
             copy of this application and such application shall be deemed to have been
             presented well before the last date on which the benefit of the Scheme had
             come to an end and the application shall be processed and the requisite
             forms be issued SO as to enable the respondent/assessee to pay the
             disputed tax in terms of the conditions contained under the Scheme. Such
             order shall be passed by the revenue within a period of six weeks from the
             date on which Forms 1 and 2 are filed by the assessee."
                                                4



          Thus, following the above decision and also taking note of the legal position that

the delay having been condoned in this appeal, it is deemed to have been presented

well within the period of limitation. Hence, the respondent/assessee is directed to file

the necessary Forms under the Scheme within a period of ten days from the date of

receipt of the server copy of this order and upon such application being filed physically

it is deemed that the application was presented well before the last date on which the

benefit of the Scheme had come to an end and the application shall be processed and

the requisite Forms to be issued so as to enable the respondent/assessee to pay the

disputed tax in terms of the conditions contained under the Scheme. Such order shall

be passed by the revenue within a period of six weeks from the date on which the

Forms 1 and 2 are filed by the assessee.

          We    are   informed    by    the   learned    advocate    appearing    for   the

respondent/assessee that the department has given effect to the judgment in the case

of Aditya Saraf (HUF) (supra) and the application filed by the said assessee under the

Scheme was processed. This submission of the respondent/assessee is placed on

record.

          Accordingly, the application, GA/3/2025 is allowed.

          In the light of the above, the appeal stands disposed of with the above direction

and the substantial questions of law suggested by the revenue are left open.



                                               .

(T.S. SIVAGNANAM) CHIEF JUSTICE

(CHAITALI CHATTERJEE (DAS), J.) SM/pkd.

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