Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bandhu Machinery (P) Ltd. vs Additional Chief Metropolitan ...
2002 Latest Caselaw 237 Del

Citation : 2002 Latest Caselaw 237 Del
Judgement Date : 13 February, 2002

Delhi High Court
Bandhu Machinery (P) Ltd. vs Additional Chief Metropolitan ... on 13 February, 2002
Equivalent citations: 2002 123 TAXMAN 583 Delhi

ORDER

This revision petition is directed against the judgment and order of the Addl. Chief Metropolitan Magistrate dated 22-2-2001, whereby the learned Magistrate has refused to drop proceedings initiated by the department under section 276C of the Income Tax Act, 1961 (hereinafter referred to as 'the Act) on an application made by the petitioner. It is argued by the learned counsel for the petitioner that in penalty proceedings, the Tribunal has held that sufficient cause has been shown and sufficient evidence has been adduced to show that there has been no willful concealment and, consequently, the (sic) no penalty was imposable. The learned counsel for the petitioner further submit that in view of this finding of the Tribunal, no prosecution could be sustained. On the other hand, the learned counsel for the respondent department has drawn my attention to section 278E of the Act, where question of mens rea is left open to the assessed to be dislodged in defense.

2. Having heard the learned counsels for the parties and in the facts and circumstance of the case, where the addition of Rs. 80,000 has become final vide an order of the Tribunal dated 20-7-1992. The adjudication in the penalty proceedings cannot be a binding on the criminal court. It must arrive at its own decision on an independent evaluation of evidence adduced before it and the assessed will have all opportunity under section 278E to dispel the presumption. In this view of the matter, I find no infirmity in the order under challenge.

2. Having heard the learned counsels for the parties and in the facts and circumstance of the case, where the addition of Rs. 80,000 has become final vide an order of the Tribunal dated 20-7-1992. The adjudication in the penalty proceedings cannot be a binding on the criminal court. It must arrive at its own decision on an independent evaluation of evidence adduced before it and the assessed will have all opportunity under section 278E to dispel the presumption. In this view of the matter, I find no infirmity in the order under challenge.

3. Crl. Revision No. 630 of 2001 is dismissed.

3. Crl. Revision No. 630 of 2001 is dismissed.

 
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 : MAIMS

 
 
Latestlaws Newsletter