Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ambika Pillai Designer Salon vs Central Board Of Indirect Taxes ...
2022 Latest Caselaw 1523 Del

Citation : 2022 Latest Caselaw 1523 Del
Judgement Date : 11 May, 2022

Delhi High Court
Ambika Pillai Designer Salon vs Central Board Of Indirect Taxes ... on 11 May, 2022
                          $~1
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                     Date of decision:11.05.2022
                          +      W.P.(C) 7169/2022
                                 AMBIKA PILLAI DESIGNER SALON                  ..... Petitioner
                                                 Through: Mr Ajay Mankotia and Mr Avijit
                                                          Singh, Advs.
                                                 versus
                                 CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS &
                                 ORS.                                        ..... Respondents

Through: Mr Rajesh Gogna, CGSC for R-1 Mr Harpreet Singh with Ms Suhani Mathur, Adv. for R-2 to 4 CORAM:

HON'BLE MR. JUSTICE RAJIV SHAKDHER HON'BLE MS. JUSTICE POONAM A. BAMBA [Physical court hearing/ hybrid hearing (as per request)] RAJIV SHAKDHER, J. (ORAL):

CM APPL. 21964/2022

1. Allowed, subject to just exceptions. W.P.(C.) 7169/2022

2. Issue notice.

2.1. Mr Rajesh Gogna accepts notice on behalf of respondent no.1 while Mr Harpreet Singh accepts notice on behalf of respondent nos.2 to 4.

3. In view of the directions that we intend to pass, with the consent of the counsel for the parties, the writ petition is taken up for hearing and final disposal, at this stage itself.

4. The substantive prayers made in the writ petition read as follows:

"a) Appropriate writ, order or direction in the nature of Certiorari or any other appropriate writ under Article 226 / 227 of the Constitution of Indian setting aside/ quashing the Recovery notices dated 04.01.2022 issued by Respondent no.3 and 25.01.2022 issued by Respondent No.2 respectively;

Signature Not Verified

By:VIPIN KUMAR RAI Signing Date:15.05.2022 17:43:49

b) Appropriate writ, order or direction in the nature of Mandamus or any other appropriate writ under Article 226 / 227 of the Constitution of India directing Respondent No.1 to allow the Petitioner to make the payment of Rs. 68,53,590 (Sixty-Eight Lacs Fifty-Three Thousand Five Hundred and Ninety Only) as determined by form no. SVLDRD -3 dated 06.03.2020 issued u/s 127 of the Finance (NO. 2) Act, 2019 read with Rule 6 of Sabka Vishwas (Legacy Dispute Resolution) Scheme -2019"

4.1 Mr Ajay Mankotia, who appears on behalf of the petitioner, says the petitioner could not deposit within the prescribed timeframe the "amount declared" under the Sabka Vishwas (Legacy Dispute Resolution) Scheme, 2019 [in short "the Scheme"], as it did not have the requisite financial wherewithal.

4.2. It is also Mr Mankotia's contention that the petitioner is suffering from cancer and, therefore, a lenient view of the aforesaid infraction should be taken.

4.3. In support of his submission, Mr Mankotia points out that the petitioner had entered into correspondence with respondent/revenue immediately, after the deadline for depositing the "amount declared" expired on 30.06.2020.

4.4. For this purpose, our attention has been drawn to the communications addressed by the petitioners to the respondents/revenue i.e., communications dated 16.07.2020, 09.11.2020, 20.03.2021, 07.12.2021, 13.01.2022 and 23.03.2022 [See Annexures P-7 to P-10, P-13 and P-16.]

5. According to us, ordinarily no direction can be issued by the Court for extending the timeframe provided under the Scheme as this would be the prerogative of the respondents having regard to the ground realities.

Signature Not Verified

By:VIPIN KUMAR RAI Signing Date:15.05.2022 17:43:49 5.1. However, given the circumstances that have been put forth by Mr Mankotia on behalf of the petitioner, in particular, the fact that the petitioner claims that she is afflicted with cancer, the designated committee or any other appropriate authority [hereafter referred to as "concerned authority"] will treat the writ petition as a representation and dispose of the same. 5.2. In case any leeway has been given in any other case(s) for extension of the time limit provided in the Scheme, the concerned authority will examine, as to whether the petitioner's case is at par, and the same treatment can be accorded to her as well.

6. The aforesaid exercise will be concluded, within eight weeks from the date of receipt of a copy of this order.

7. The writ petition is disposed of in the aforesaid terms.

RAJIV SHAKDHER, J

POONAM A. BAMBA, J MAY 11, 2022/p Click here to check corrigendum, if any

Signature Not Verified

By:VIPIN KUMAR RAI Signing Date:15.05.2022 17:43:49

 
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