Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Pr Commissioner Of Income Tax, ... vs Sri M G Anand Reddy
2024 Latest Caselaw 807 Kant

Citation : 2024 Latest Caselaw 807 Kant
Judgement Date : 9 January, 2024

Karnataka High Court

The Pr Commissioner Of Income Tax, ... vs Sri M G Anand Reddy on 9 January, 2024

Author: P.S.Dinesh Kumar

Bench: P.S.Dinesh Kumar

                                               -1-
                                                               NC: 2024:KHC:958-DB
                                                                  RP No. 539 of 2023




                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 9TH DAY OF JANUARY, 2024

                                             PRESENT

                            THE HON'BLE MR JUSTICE P.S.DINESH KUMAR

                                               AND

                        THE HON'BLE MR JUSTICE T.G. SHIVASHANKARE GOWDA

                               REVIEW PETITION NO. 539 OF 2023

                   BETWEEN:
Digitally signed
by ANUSHA V        1.     THE PR. COMMISSIONER OF INCOME TAX
Location: HIGH            CENTRAL, 3RD FLOOR
COURT OF                  C.R. BUILDING, QUEEN'S ROAD
KARNATAKA                 BANGALORE-560 001.

                   2.     THE ASST. COMMISSIONER OF INCOME-TAX
                          CENTRAL CIRCLE-2(1)
                          PRESENT ADDRESS
                          THE DEPUTY COMMISSIONER OF INCOME TAX
                          CENTRAL CIRCLE-1(4), 3RD FLOOR
                          C.R. BUILDING, QUEEN'S ROAD
                          BANGALORE-560 001.                         ...PETITIONERS

                   (BY SHRI. M. DILIP, STANDING COUNSEL)

                   AND:

                   SRI. M.G. ANAND REDDY
                   SY. NO.46/1, 46/2
                   YADAVANAHALLI VILLAGE
                   ANEKAL TALUK, ATTIBELE HOBLI
                   BENGALURU-562 107.
                   PAN: AARPA 3047J                                 ...RESPONDENT

                   (BY SHRI. A. SHANKAR, SENIOR ADVOCATE FOR
                       SHRI. U.A. MADHUSUDHAN, ADVOCATE)

                           THIS REVIEW PETITION IS FILED UNDER XLVII RULE 1
                   READ WITH SECTION 114 OF THE CPC, PRAYING TO REVIEW THE
                   ORDER DATED 18.07.2023 PASSED BY THIS HONBLE COURT IN
                   ITA NO. 113/2023 AND PASS SUCH OTHER SUITABLE ORDERS AS
                                    -2-
                                                   NC: 2024:KHC:958-DB
                                                      RP No. 539 of 2023




THIS HONBLE COURT DEEMS FIT TO BE GRANTED IN THE FACTS
AND CIRCUMSTANCES OF THE CASE IN THE INTEREST OF JUSTICE
AND EQUITY.


         THIS REVIEW PETITION, COMING ON FOR ADMISSION,
THIS DAY, P.S.DINESH KUMAR, J., MADE THE FOLLOWING:


                                ORDER

This review petition by the Revenue is directed

against the judgment dated July 18, 2023 passed

by this court in ITA No.113/2023.

2. Heard Shri M.Dilip, learned standing counsel for

the Revenue and Shri A.Shankar, learned Senior

Advocate for the assessee.

3. Shri Dilip submitted that in Principal

Commissioner of Income-tax, Central-3 Vs. Abhisar

Buildwell (P) Ltd1., the Apex Court has held that

completed or unabated assessments can be re-opened.

The same relief may be granted in this case also.

4. In Abhisar Buildwell (P) Ltd., it is held as follows:

"(iv) in case no incriminating material is unearthed during the search, the AO cannot assess or reassess taking into consideration the other

[2023] 149 taxmann.com 399 (SC)

NC: 2024:KHC:958-DB

material in respect of completed assessments/unabated assessments. Meaning thereby, in respect of completed/unabated assessments, no addition can be made by the AO in absence of any incriminating material found during the course of search under section 132 or requisition under section 132A of the Act, 1961. However, the completed/unabated assessments can be re-opened by the AO in exercise of powers under sections 147/148 of the Act, subject to fulfilment of the conditions as envisaged/mentioned under sections 147/148 of the Act and those powers are saved."

5. Shri Shankar submitted that impugned order has

been passed following the aforesaid decision.

Therefore, whatever the privilege available to the

Revenue is already stated in the impugned order.

He further submitted that the Revenue did seek for

clarification in Abhisar Buildwell (P) Ltd., but the same

was not entertained. Revenue has not chosen to file

review in Abhisar Buildwell (P) Ltd. and the said

order has attained finality. With these submissions,

he prayed for dismissal of this review petition.

6. In view of the undisputed facts, in our view,

Shri Shankar is right in his submission that whatever

NC: 2024:KHC:958-DB

liberty is available to the Revenue in Abhisar Buildwell

(P) Ltd., is always open to them and this review

petition is disposed of with the said observations.

No costs.

Sd/-

JUDGE

Sd/-

JUDGE

AV

 
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