Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Indochem And Polymers vs Sales Tax Officer Class Ii Avato Ward 207 ...
2024 Latest Caselaw 1481 Del

Citation : 2024 Latest Caselaw 1481 Del
Judgement Date : 21 February, 2024

Delhi High Court

M/S Indochem And Polymers vs Sales Tax Officer Class Ii Avato Ward 207 ... on 21 February, 2024

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                          $~37
                                 IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                 Judgment delivered on: 21.02.2024

                          +      W.P.(C) 1532/2024

                          M/S INDOCHEM AND POLYMERS                               ..... Petitioner

                                                     versus

                          SALES TAX OFFICER CLASS II AVATO
                          WARD 207 ZONE 11                                       ..... Respondent

                          Advocates who appeared in this case:

                          For the Petitioner:        Ms. Priyanka Goel, Mr. Rohan and Mr. R.P. Singh
                                                     Chintu, Advocates.

                          For the Respondents:       Ms. Shaguftha H. Badhurar for Mr. Rajeev
                                                     Aggarwal, (ASC) Advocate.

                          CORAM:-
                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE RAVINDER DUDEJA

                                                 JUDGMENT

SANJEEV SACHDEVA, J. (ORAL)

1. Issue notice. Notice is accepted by learned counsel appearing for respondent. With the consent of the parties, the petition is taken up for hearing today.

2. Petitioner impugns order dated 30.12.2023 whereby the proceedings under Section 73 of the Act have been concluded and a demand has been created against the petitioner.

3. Learned counsel for petitioner submits that Show Cause Notice dated 24.09.2023 was received by the petitioner to which a detailed point-wise reply was submitted.

4. It is noticed that the order dated 30.12.2023 records that no proper reply/explanation has been received from the tax-payer despite sufficient and repeated opportunities which indicates that the tax- payer has nothing to say in the matter.

5. The observation in the impugned order dated 30.12.2023 is not sustainable for the reasons that the reply filed by the petitioner is a detailed reply.

6. The proper officer had to at least consider the reply on merits and then form an opinion whether the explanation was sufficient or not. He merely held that no proper reply/explanation has been received which ex-facie shows that proper officer has not even looked at the reply submitted by the petitioner.

7. Accordingly, impugned order dated 30.12.2023 is set aside. The

matter is remitted to the proper officer for re-adjudication of the show cause notice issued under Section 73 of the Act within four weeks after giving an opportunity of personal hearing to the petitioner.

8. The petition is accordingly disposed of in the above terms.





                                                                     SANJEEV SACHDEVA, J



                          FEBRUARY 21, 2024                            RAVINDER DUDEJA, J
                          ss









 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter