Citation : 2023 Latest Caselaw 1473 Guj
Judgement Date : 13 February, 2023
C/SCA/43/2023 ORDER DATED: 13/02/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 43 of 2023
==========================================================
PRAHLADBHAI HARILAL DALWADI
Versus
THE INCOME TAX OFFICER WARD 3(2)(1)
==========================================================
Appearance:
DARSHAN R PATEL(8486) for the Petitioner(s) No. 1
MRS KALPANA RAVAL for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MS.
JUSTICE SONIA GOKANI
and
HONOURABLE MR. JUSTICE SANDEEP N. BHATT
Date : 13/02/2023
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MS. JUSTICE SONIA GOKANI)
1. The petitioner seeks to challenge the notice issued under
Section-148 of the Income Tax Act, 1961 dated 04.06.2021. In
view of judgment in case of Union of India Vs. Ashish Agarwal
(2022) 138 Taxmann. Com, the respondent issued a notice
under Section-148A(b) for the A.Y. 2013-14 on 25.05.2022,
which have been replied to eventually and the respondent
passed an order under Section-148A(d) on 30.07.2022. A
notice under Section-148 as per Finance Act, 2021 came to be
passed on the very day.
C/SCA/43/2023 ORDER DATED: 13/02/2023
2. This Court on 03.01.2023 issued notice and granted
interim relief directing the process of assessment to continue
with the cooperation of the petitioner, however, not to pass
the final order till the returnable date.
3. Rule made returnable forthwith. Learned Senior
Standing Counsel Mrs. Kalpana Raval, assisted by learned
Standing Counsel Mr. Karan Sanghani, waives service of
notice of rule for and on behalf of respondent.
4. On hearing both the sides and also, in wake of decision
of this Court in case of Keenara Industries Private
Limited Vs. The Income Tax Officer, Surat; Special Civil
Application No.17321 of 2022 and allied matters;
decided on 07.02.2023, where this Court on the issue of
limitation has allowed the plea of petitioner and quashed the
notices for the A.Y. 2013-14 and A.Y. 2014-15 issued by the
respondent, this petition is also allowed applying the very
reasonings without elaborating the same.
5. Resultantly, the petition is allowed quashing and setting
aside the notice impugned dated 30.07.2022 issued under
C/SCA/43/2023 ORDER DATED: 13/02/2023
Section-148 of the Act alongwith the order under Section-
148A(d) of the self-same date.
Rule is made absolute to the aforesaid extent.
(SONIA GOKANI, ACJ)
(SANDEEP N. BHATT,J) Bhoomi
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!