Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax 5 ... vs Raghvendra Mohta
2025 Latest Caselaw 77 Cal/2

Citation : 2025 Latest Caselaw 77 Cal/2
Judgement Date : 5 May, 2025

Calcutta High Court

Principal Commissioner Of Income Tax 5 ... vs Raghvendra Mohta on 5 May, 2025

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



o-9

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


                                      ITAT/51/2025
                              IA NO: GA/1/2025, GA/2/2025

               PRINCIPAL COMMISSIONER OF INCOME TAX 5 KOLKATA
                                    VS
                            RAGHVENDRA MOHTA

BEFORE :
THE HON'BLE THE CHIEF JUSTICE T.S SIVAGNANAM
             -A N D-
HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
DATE : 5th May, 2025.

                                                     Mr. Prithu Dudhoria, Adv. ...for appellant.

                                                            Mr. Abhratosh Majumder, Sr. Adv.
                                                                    Mr. Avra Mazumder, Adv.
                                                                         Ms. Alisha Das, Adv.
                                                                   Mr. Suman Bhowmik, Adv.
                                                                        Mr. Samrat Das, Adv.
                                                                          Ms. Elina Dey, Adv.
                                          Mr. Sourendra Nath Banerjee, Adv. ... for respondent.


      The Court : There is a delay of 117 days in filing the appeal. As the delay

has been properly explained the same is condoned. The application is allowed.

      This appeal filed by the revenue under Section 260A of the Income Tax

Act, 1961 (the Act) is directed against the order dated 8.4.2024 passed by the

Income   Tax      Appellate    tribunal   "B"    Bench,    Kolkata    (the   Tribunal)     in

ITA/2416/Kol/2017 for the assessment year 2014-15.

      The revenue has raised the following substantial questions of law for

consideration :

      "a. WHEATHER in facts and in the circumstances of the case the Ld. Income
      Tax Appellate Tribunal was justified in law in quashing the assessment order
                                            2



      passed by the Assessing Officer under Section 143(3) of the Income Tax Act,
      1961 on 29.12.2016 based on an incorrect understanding of the provisions of
      Section 120 of the Income Tax Act, 1961 read with CBDTs Instruction No.
      1/2011 issued vide F. No.187/12/2010-IT(A-1) dated 31.01.2011 which does
      not fix any rigid jurisdiction but is made for equitable distribution of work and
      thereby failing to appreciate that the Notice under Section 143(2) was correctly
      issued by the ACIT, Circle-36, Kolkata who was the Assessing Officer having
      PAN jurisdiction over the assessee and that the subsequent assessment
      completed by the Assessing Officer was a valid assessment?
      b. WHETHER in facts and in the circumstances of the case the Ld. Income Tax
      Appellate Tribunal was justified in law in quashing the assessment order
      passed by the Assessing Officer under Section 143(3) of the Income Tax Act,
      1961 on 29.12.2016 purely on technical grounds and deleting the additions of
      Rs. 42,27,500/- made u/s. 68 and Rs.1,48,657/- made U/s. 69C of the Income
      Tax Act by disallowing the assessee's claim of exemption of bogus LTCG without
      going into the merits of the case and examining the assessee's attempt to evade
      taxes in an organized way by obtaining accommodation entries from entry
      operators in the garb of Penny Stocks of "Ashika Credit Capital Ltd.?"


      We have heard Mr. Prithu Dudhoria, learned advocate for the appellant and Mr.

Abhratosh Mazumder, learned senior counsel assisted by Mr. Avra Mazumder, learned

advocate for the respondent.

       The assessee preferred appeal before the learned Tribunal challenging the

order passed by the Commissioner of Income Tax (Appeals)-10, Kolkata [CIT(A)] dated

26.9.2017. One of the grounds urged before the learned Tribunal was that the

Assessing Officer, who passed the assessment order did not have jurisdiction over the

case of the assessee and, therefore, the notice as well as the assessment order are bad

in law. The learned Tribunal took note of the facts and circumstances of the case and

found that the assessee filed its return of income declaring the income to be nil.

Subsequently, notice under section 143(2) was issued on 10.9.2015 and notice under
                                              3



section 142(1) dated 13.6.2016 was issued along with the questionnaire. The assessee

contended that the notices were without jurisdiction and relied upon section 120 of

the Act. In this regard, the assessee referred to the notification issued by the CBDT in

Instruction No.1 of 2011. The learned Tribunal took into consideration the facts of the

case and found that the assessment has been framed by the Assessing Officer, who

inherently lacks jurisdiction to do so.

          The learned Tribunal took note of the decision of a Co-ordinate Bench of the

learned Tribunal in the case of Bhagyalaxmi Conclave (P) Ltd. vs. DCIT dated 3.2.2021.

Apart from other decisions and allowed the assessee's appeal, the revenue had

challenged the order passed in the case of Bhagyalaxmi Conclave (P) Ltd. before this

court in ITAT/221/2022 etc. and by a judgment reported in 2022 (12) TMI 1514, the

appeal filed by the department was dismissed wherein one of the questions framed is

identical to the substantial questions of law suggested by the revenue in the instant

case. Thus, we find that the learned Tribunal was right in allowing the assessee'

appeal and setting aside the order passed by the Assessing Officer on the ground of

lack of inherent jurisdiction.

          For the above reason, the appeal is dismissed and the substantial questions of

law are answered against the revenue.



                                             .

(T.S. SIVAGNANAM) CHIEF JUSTICE

(CHAITALI CHATTERJEE (DAS), J.) Pkd./mg 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter