Citation : 2021 Latest Caselaw 3244 Del
Judgement Date : 29 November, 2021
$~2
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 29th November, 2021
+ W.P.(C) 11011/2021 & CM APPL. 33946/2021
RENEW WIND ENERGY (SHIVPUR) PRIVATE LIMITED
..... Petitioner
Through: Mr.Ajay Vohra, Sr. Adv. with
Mr.Aditya Vohra, Adv.
versus
NATIONAL FACELESS ASSESSMENT CENTRE DELHI
..... Respondent
Through: Mr.Ruchir Bhatia, Sr. Standing
Counsel.
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MR. JUSTICE NAVIN CHAWLA
MANMOHAN, J. (Oral)
1. Today Mr.Ruchir Bhatia, learned counsel for the Revenue, once again requests for an opportunity to file a counter affidavit. On the last date of hearing i.e., 28th September, 2021, Mr.Ruchir Bhatia, learned counsel for the Revenue, had accepted notice on behalf of the respondent and had been directed to file a counter affidavit within a period of four weeks. However, no counter affidavit has been filed till date.
2. Learned senior counsel for the petitioner states that the petitioner is only praying for a remand.
3. Keeping in view the aforesaid limited prayer, further time to file a counter affidavit is declined and the matter is taken up for hearing.
Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 11011/2021 Signing Date:01.12.2021 16:11:50
2. It is pertinent to mention that present writ petition has been filed challenging the impugned draft assessment order dated 02nd September, 2021 passed by the respondent under Section 143(3) read with Section 144B and Section 144C(1) of the Income Tax Act, 1961, for the assessment year 2018-19.
3. Learned counsel for the petitioner states that the respondent issued notice on Friday, 27th August 2021 at 8:20 pm, requiring the petitioner to file information as per the attached annexure, within two days of receipt of the notice. He points out that the petitioner came to know about this notice on 30th August 2021. He emphasizes that no annexure referred to in the notice was uploaded on the income-tax portal or enclosed to the notice. He states that the petitioner, accordingly, filed e-response against the notice, requesting for copy of the annexure as well as time till 06th September 2021 to file response against the notice dated 27th August 2021.
4. He emphasises that ignoring the response and request for additional time, the respondent passed draft assessment order for the assessment year 2018-19, wherein income of the petitioner was assessed at Rs. 149.05 crores approx. as against NIL income returned by the petitioner.
5. Keeping in view the aforesaid, this Court is of the view that the principles of natural justice have been violated in the present case inasmuch as the petitioner was not given sufficient time to file its response to the notice dated 27th August, 2021 and the annexure to the notice was not supplied.
Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 11011/2021 Signing Date:01.12.2021 16:11:50
6. Consequently, the respondent is directed to supply a copy of the annexure to the notice dated 27th August, 2021 within a week and the petitioner is given liberty to respond to the said notice as well as the annexure within two weeks thereafter. The respondent shall decide the notice dated 27th August, 2021 by way of a reasoned order in accordance with law within twelve weeks. Needless to say, if the petitioner is aggrieved by the said decision, it shall be open to the petitioner to file appropriate proceedings in accordance with law.
7. With the aforesaid directions, the present writ petition and the pending applications are disposed of.
MANMOHAN, J
NAVIN CHAWLA, J NOVEMBER 29, 2021/rv
Signature Not Verified
Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 11011/2021 Signing Date:01.12.2021 16:11:50
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!