Citation : 2022 Latest Caselaw 7628 Guj
Judgement Date : 7 September, 2022
C/SCA/5703/2021 ORDER DATED: 07/09/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 5703 of 2021
==================================================
SEJAL CO. OP. HOUSING SOCIETY LTD.
Versus
DEPUTY DIRECTOR OF INCOME TAX
==================================================
Appearance:
MR S.N. SOPARKAR, SENIOR ADVOCATE WITH
MS NUPUR D SHAH(10233) for the Petitioner(s) No. 1
for the Respondent(s) No. 1
MR DEVANG VYAS, ADDITIONAL SOLICITOR GENERAL OF INDIA for the
Respondent(s) No. 2,3
MR M.R. BHATT, SENIOR ADVOCATE FOR M R BHATT & CO.(5953) for
the Respondent(s) No. 1
==================================================
CORAM:HONOURABLE THE CHIEF JUSTICE MR. JUSTICE
ARAVIND KUMAR
and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 07/09/2022
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE ARAVIND KUMAR)
1. We have heard Mr. S.N. Soparkar, learned Senior
Advocate appearing on behalf of Ms. Nupur D. Shah for the
petitioner, Mr. M.R. Bhatt, learned Senior Advocate appearing
for respondent No.1 namely the Initiating Officer as defined
under Section 2(19) read with Sections 18(1), 24 of the
Prohibition of Benami Property Transactions Act, 1988 (for
short 'the Act') and Mr. Devang Vyas, learned Additional
C/SCA/5703/2021 ORDER DATED: 07/09/2022
Solicitor General of India appearing for respondent Nos.2 and 3
viz., Union of India and Adjudicating Authority as defined under
Section 2(1) read with Sections 18(1)(d) and 24(3) of the Act.
Perused the records.
2. Petitioner has prayed for quashing of the attachment order
passed under Section 24(3) of the Benami Transactions
(Prohibition) Amendment Act, 2016 and the all consequential
proceedings initiated pursuant thereto.
3. In this petition, essentially petitioner is seeking for writ of
certiorari to declare the provisions of Benami Transactions
(Prohibition) Amendment Act, 2016 being prospective and
consequently the notices issued to the petitioner and quashing
of the orders passed pursuant to the same.
4. Having heard the learned advocates appearing for the
parties, we are of the considered view that aforesaid issue is no
more res integra in view of the judgment of the Hon'ble Apex
Court rendered in Civil Appeal No.5783 of 2022 dated
23.8.2022 whereunder Hon'ble Apex Court after considering the
contentions raised thereunder as well as relevant provisions of
C/SCA/5703/2021 ORDER DATED: 07/09/2022
the Act pressed into service, has arrived at the following
conclusion:
"18.1 In view of the above discussion, we hold as under:
a) Section 3(2) of the unamended 1988 Act is declared as unconstitutional for being manifestly arbitrary. Accordingly, Section 3(2) of the 2016 Act is also unconstitutional as it is violative of Article 20(1) of the Constitution.
b) In rem forfeiture provision under Section 5 of the unamended Act of 1988, prior to the 2016 Amendment Act, was unconstitutional for being manifestly arbitrary.
c) The 2016 Amendment Act was not merely procedural, rather, prescribed substantive provisions.
d) In rem forfeiture provision under Section 5 of the 2016 Act, being punitive in nature, can only be applied prospectively and not retroactively.
e) Concerned authorities cannot initiate or continue criminal prosecution or confiscation proceedings for transactions entered into prior
C/SCA/5703/2021 ORDER DATED: 07/09/2022
to the coming into force of the 2016 Act, viz., 25.10.2016. As a consequence of the above declaration, all such prosecutions or confiscation proceedings shall stand quashed.
f) As this Court is not concerned with the constitutionality of such independent forfeiture proceedings contemplated under the 2016 Amendment Act on the other grounds, the aforesaid questions are left open to be adjudicated in appropriate proceedings."
5. As could be seen from the aforesaid judgment, it has been
clearly held by the Hon'ble Apex Court that authorities cannot
initiate or continue criminal prosecution or confiscation
proceedings for transactions entered into prior to the coming
into force of the 2016 Act, viz., 25.10.2016 and as a
consequence thereof, all such prosecutions and confiscation
proceedings which had been initiated came to be quashed.
6. In that view of the matter, we are of the considered view
prosecution and initiation of proceedings in the instant case
being pursuant to the Amendment Act the declaration made by
the Hon'ble Apex Court in paragraph 18(e) would squarely be
C/SCA/5703/2021 ORDER DATED: 07/09/2022
applicable and as such, impugned attachment order stands
quashed and all consequential proceedings initiated thereto.
We also make it clear that question which has been kept open
by the Hon'ble Apex Court in paragraph 18.1(f), would squarely
be applicable to the facts on hand also.
With aforesaid observation, Special Civil Application
stands allowed and we make no order as to costs.
(ARAVIND KUMAR,CJ)
(ASHUTOSH J. SHASTRI, J) Bharat
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!