Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax vs Jyoti Limboo
2010 Latest Caselaw 887 Del

Citation : 2010 Latest Caselaw 887 Del
Judgement Date : 16 February, 2010

Delhi High Court
The Commissioner Of Income Tax vs Jyoti Limboo on 16 February, 2010
Author: Siddharth Mridul
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                              Judgment delivered on:16th February, 2010

+      ITA No.200/2010

THE COMMISSIONER OF INCOME TAX                         .....   Appellant

                                        - versus -

JYOTI LIMBOO
PROP. M/S JYOTI & CO.
118, SUBBA FARMS
MEHRAULI-GURGAON ROAD
NEW DELHI                                              .....   Respondent

WITH

ITA No.727/2009

THE COMMISSIONER OF INCOME TAX ..... Appellant

- versus -

JYOTI LIMBOO PROP. M/S JYOTI & CO.

118, SUBBA FARMS
MEHRAULI-GURGAON ROAD
NEW DELHI                                              .....   Respondent

WITH

ITA No.691/2009

THE COMMISSIONER OF INCOME TAX                         .....   Appellant

                                        - versus -

JYOTI LIMBOO
PROP. M/S JYOTI & CO.
118, SUBBA FARMS
MEHRAULI-GURGAON ROAD
NEW DELHI                                              .....   Respondent


 Advocates who appeared in this case:

For the Appellant              :        Mr Sanjeev Sabharwal
For the Respondent             :        Mr Manish Sharma

CORAM:

HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE SIDDHARTH MRIDUL

1. Whether reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporter or not?

3. Whether the judgment should be reported in the Digest?

SIDDHARTH MRIDUL, J

1. ITA No.691/2009 and 727/2009 arise out of the common order

passed by the Income Tax Appellate Tribunal on 21 st November, 2008

pertaining to the block assessment period 1st April, 1989 to 23rd June,

1999 and in respect of two appeals, one by the assessee and one by the

Revenue in I.T.(SS) A.No.151(DEL)/2006 and I.T.(SS)

A.No.158(DEL)/2006 respectively filed before the said Tribunal.

2. ITA No.200/2010 is an appeal by the Revenue and arises out of the

order passed by the Income Tax Appellate Tribunal on 10th June, 2009

pertaining to the block assessment period 1st April, 1989 to 23rd June,

1999 and in respect of an appeal filed by the Revenue being I.T.(SS) A

No.23/Del/2008 before the said Tribunal. The impugned order in ITA

No.200/2010 was passed in pursuance to order dated 21st November,

2008 of the Tribunal whereby the block assessment had been held to be

bad in law and resultantly quashed.

3. In the assessee's appeal before the Tribunal one of the points taken

was that the warrant of authorization had been issued by the Additional

Director of Income Tax (Investigation), who was not authorized to issue a

search warrant and, therefore, the assessment made in consequence of

such an invalid search warrant, was itself invalid and was liable to be

quashed.

4. The Tribunal, following the decision of this Court in Dr. Nalini

Mahajan & Others vs. Director of Income Tax (Investigation) &

Others: 257 ITR 123 accepted the plea taken by the assessee and held

that the Additional Director of Income Tax (Investigation) was not

authorized to issue search warrants and consequently the search warrant

became invalid as did the assessment which followed thereafter. In view

of the fact that the entire proceedings were held to be invalid, the other

grounds taken by the assessee in his appeal were not gone into by the

Tribunal. Similarly, the Revenue's appeals were also not examined

because the assessment itself was quashed on the first ground before the

Tribunal.

5. The learned counsel for the Revenue now points out before this

Court that by virtue of The Finance (No.2) Act, 2009, an amendment has

been introduced in Section 132(1) with retrospective effect from 1 st June,

1994, whereby the Additional Director has also been empowered to issue

warrants of authorization. In view of this amendment, the impugned

order is liable to be set aside and the matter is to be remitted to the

Tribunal to consider the appeals filed by the assessee as well as by the

Revenue on all the other grounds urged by the parties.

6. Consequently, we set aside the impugned orders and remit the

matters back to the Tribunal with the direction that the Revenue's appeals

before the Tribunal get revived and so does the assessee's appeal before

the Tribunal on all points originally urged before the Tribunal.

7. As requested by the learned counsel for the respondent/assessee,

this order passed by us today is without prejudice to the assessee's right

to challenge the constitutional validity of the amendment introduced by

The Finance (No.2) Act, 2009 whereby the amendments were introduced

in Section 132(1) empowering the Additional Director of Income Tax to

issue a warrant of authorization with retrospective effect.

8. On these terms, the appeals stand disposed of.

SIDDHARTH MRIDUL, J

BADAR DURREZ AHMED, J

FEBRUARY 16, 2010 dn

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter