Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

For Information Purpose Only vs Ahammed Basheer ...
2021 Latest Caselaw 10355 Ker

Citation : 2021 Latest Caselaw 10355 Ker
Judgement Date : 26 March, 2021

Kerala High Court
For Information Purpose Only vs Ahammed Basheer ... on 26 March, 2021
WP(C) 7911/2021                                    1/4



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                                Present:
                          THE HONOURABLE MR. JUSTICE A.M.BADAR

                          Friday,the 26th day of March 2021/5th Chaithra, 1943
                                         WP(C) No.7911/2021

           For information purpose only
      PETITIONER
           AHAMMED BASHEER MADATHUPARAMBATH
           PARAKKAMBATH HOUSE,KATTUKULANGARA,
           NELLIKKODE(P.O),PERINGOLAM,CALICUT-673016
      RESPONDENT
           1.UNION OF INDIA REPRESENTED BY THE FINANCE SECRETARY
           DEPARTMENT OF REVENUE,MINISTRY OF FINANCE,3RD
           FLOOR,JEEVAN DEEP BUILDING, SANSAD MARG,NEW DELHI

                  2.INCOME TAX SETTLEMENT COMMISSION,ADDITIONAL BENCH,
                  CHENNAI,REPRESENTED BY ITS SECRETARY,SATGURU
                  COMPLEX,640, ANNA SALAI, NANDANAM,CHENNAI - 600035

                  3.ASSISTANT COMMISSIONER OF INCOME TAX,CENTRAL                         CIRCLE
                  11,NEW ANNEX BUILDING,MANACHIRA,KOZHIKODE 673001
                               Writ Petition (civil) praying inter alia that in the circumstances
stated in the affidavit filed along with the WP(C) the High Court be pleased to issue directions
to Second Respondent to receive the application under Section 245C and stay further actions
pursuant to Exhibit P1 and P2 Notices till the disposal of the Writ Petition .

         This petition coming on for admission upon perusing the petition and the affidavit filed
in support of WP(C) and upon hearing the arguments of M/S K.P.ABDUL AZEES,
SHRI.AKHIL SURESH, SHOBA ANNAMMA EAPEN, T.ARCHANA, Advocates for the
petitioner and of STANDING COUNSEL for the respondents the court passed the following:
 WP(C) 7911/2021                           2/4

                                    A.M.BADAR, J.
                                       -------------
                               WP(C) No.7911 of 2021
                                       -------------
                         Dated this the 26th day of March 2021
                                      ORDER

Heard the learned counsel appearing for the petitioner. He submitted that in For information purpose only identical matter, this Court has passed the order directing the 2nd respondent to receive the application for settlement sought to be filed by the petitioner subject to result of that petition, but this Court had not granted interim stay. It is further pointed out that in similar matter in intra-court appeal, the learned Division Bench of this Court vide judgment and order at Ext.P4 in writ appeal No. 405 of 2021 has been pleased to grant interim stay which was not granted by this Court, while passing interim order in the writ petition.

2. In this view of the matter, issue notice before admission to the respondents returnable after eight weeks. Learned Standing Counsel takes notice for the respondents. In the meanwhile, in the light of order dated 22.02.2021 in WP(C) No.4500/2021 (Ext.P3) and the judgment dated

01/03/2021 in Writ Appeal No. 405/2021, the 2nd respondent is directed to receive the application for settlement sought to be filed by the petitioner, subject to the result of the petition. Till disposal of the petition, there shall be interim stay of Exts.P1 and P2 series subject to the condition that the interim stay shall not be understood as in any manner restricting the discretion available to the authorities under chapter XIX-A of the Income Tax Act, 1961 either to admit or process the application of the petitioner for settlement/withdrawal and summon the subject assessment file to the office of the Settlement Commissioner from the office of the Assessing Officer. Post with connected matters.

sd/-

   ajt

                                                A.M.BADAR,       JUDGE
 WP(C) 7911/2021          3/4




                               /true copy/   ASSISTANT REGISTRAR




           For information purpose only
 WP(C) 7911/2021                   4/4




EXHIBIT P1 - TRUE COPY OF NOTICE UNDER SECTION 153 C OF THE INCOME TAX ACT DATED 06/02/2020 ISSUED BY ASSISTANT COMMISSIONER OF INCOME TAX,CENTRAL CIRCLE II,KOZHIKODE

For information purpose only EXHIBIT P2 - TRUE COPY OF NOTICE UNDER SECTION 143(2)OF THE INCOME TAX ACT DATED 19/02/2021 ISSUED BY ASSISTANT COMMISSIONER OF INCOME TAX,CENTRAL CIRCLE II,KOZHIKODE EXHIBIT P3 - THE TRUE COPY OF THE INTERIM ORDER IN WP(C)NO.4500 OF 2021 DATED 22.02.2021 OF THIS HON'BLE COURT EXHIBIT P4 - THE TRUE COPY OF THE JUDGMENT IN WRIT APPEAL NO.405 OF 2021 DATED 01.03.2021 OF THE DIVISION BENCH OF THIS HON'BLE COURT.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter