Citation : 2024 Latest Caselaw 4806 Kant
Judgement Date : 16 February, 2024
-1-
NC: 2024:KHC:6814-DB
RP No. 151 of 2020
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 16TH DAY OF FEBRUARY, 2024
PRESENT
THE HON'BLE MR JUSTICE R DEVDAS
AND
THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
REVIEW PETITION NO. 151 OF 2020
IN
I T A NO. 100 OF 2018
BETWEEN:
1. PR. COMMISSIONER OF INCOME TAX - (4),
BMTC COMPLEX, KORMANGALA, BANGALORE.
2. INCOME TAX OFFICER, WARD 4 (2) (3),
BENGALURU.
...PETITIONERS
(BY SRI SANMATHI E I, ADVOCATE)
AND:
SMT PARVATHAMMA,
Digitally NO.25, MUNNEKOLALU,
signed by
PRAMILA G V MARATHAHALLI, BANGALORE-560037,
Location: PAN: ASLPP 1928R.
HIGH COURT ...RESPONDENT
OF (BY SRI LIKITH R P, ADVOCATE) KARNATAKA
THIS REVIEW PETITION IS FILED UNDER ORDER 47 RULE 1 OF READ WITH SECTION 114 OF CPC, PRAYING TO:
1. REVIEW THE JUDGMENT DATED 30/08/2019 IN ITA NO. 100/2018 AND RESTORE THE APPEAL OF THE PETITIONER- APPELLANT TO BE HEARD INDEPENDENTLY AFRESH.
2. TO PASS SUITABLE ORDERS THAT THIS HON'BLE COURT DEEMS FIT TO BE GRANTED IN THE FACTS AND CIRCUMSTANCES OF THE CASE IN THE INTEREST OF JUSTICE AND EQUITY.
NC: 2024:KHC:6814-DB
THIS PETITION COMING ON FOR FURTHER ORDERS THIS DAY R DEVDAS J., MADE THE FOLLOWING:
ORDERS
This Review Petition was filed at the hands of the revenue
having regard to the liberty reserved by this Court in its order
dated 30.08.2019 permitting the appellants to seek revival of
the appeal, if it is found that the matter falls within the
exception carved out in Clause 10 of Circular Bearing
No.3/2018.
2. It is the contention of the revenue which has filed the
Review Petition that since this case falls under the exception
carved out in Clause 10, the order passed by this Court had to
be recalled while restoring the appeal.
3. However, inspite of sufficient time being granted to
the Review petitioners to furnish the information relating to the
revenue audit objection to sustain the contention of the
revenue that this case falls under the exception, the Review
petitioners are unable to furnish the documents to support its
contention.
NC: 2024:KHC:6814-DB
3. In that view of the matter, the Review Petition
stands dismissed.
4. However, at the request of the learned counsel for
the revenue, once again liberty is reserved to the revenue to
seek revival of this order after necessary documents are
obtained by the revenue, which would show that this case falls
under the exception in Clause 10 of the Circular Bearing No.3 of
2018.
Sd/-
JUDGE
Sd/-
JUDGE
BRN
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!