Citation : 2026 Latest Caselaw 2150 Cal/2
Judgement Date : 20 March, 2026
1
OD - 14
IN THE HIGH COURT AT CALCUTTA
Special Jurisdiction [Income Tax]
ORIGINAL SIDE
ITAT/24/2026
IA NO: GA/1/2026, GA/2/2026
PRINCIPAL COMMISSIONER OF INCOME TAX 1 KOLKATA
VS
SAWANSUKHA JEWELLERS PVT LTD
BEFORE :
THE HON'BLE JUSTICE RAJARSHI BHARADWAJ
And
THE HON'BLE JUSTICE UDAY KUMAR
Date : 20th March, 2026
Appearance :
Mr. Prithu Dudheria, Adv.
...for appellant.
Mr. Pratyush Jhunjhunwala, Adv.
Ms. Sruti Datta, Adv.
Ms. Shakshi Singhi, Adv.
...for respondent.
The Court : There is a delay of 70 days in filing the appeal. We are satisfied with
the explanation offered for not preferring the appeal within time. Therefore, the delay is
condoned. The application is allowed.
IA No.GA/1/2026 is disposed of.
Learned counsel appearing for the appellant submits that the tax effect in the
instant appeal is Rs.1,69,99,299/- for the Assessment Year 2018-19. Although the tax
effect in the instant case is less than the prescribed limit of CBDT Circular but the
instant case falls under the exceptional clause (h) of Para No.3.1 of the CBDT's latest
Circular No.05/2024 dated 15.03.2024.
Perused the application and the impugned order of assessment as well as the
Tribunal's order dated 17th March, 2025. We do not find any application of the
exceptional clause which may merit for consideration in this matter and as the taxable
amount is below the monetary limit as prescribed in the Circular No.05/2024 dated
15.3.2024, the appeal and the application [GA/2/2026] stand dismissed.
(RAJARSHI BHARADWAJ, J.)
(UDAY KUMAR, J.) sd/
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!