Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Jagannath Construction vs Union Of India And Others ..... Opposite ...
2024 Latest Caselaw 10376 Ori

Citation : 2024 Latest Caselaw 10376 Ori
Judgement Date : 24 June, 2024

Orissa High Court

M/S. Jagannath Construction vs Union Of India And Others ..... Opposite ... on 24 June, 2024

Bench: B.R. Sarangi, G. Satapathy

             IN THE HIGH COURT OF ORISSA, AT CUTTACK
                              W.P.(C) No.18745 of 2022

M/s. Jagannath Construction            .....                                Petitioner
                                                      Mr. J. M. Pattanaik, Advocate
                                       Vs.
Union of India and others              .....                         Opposite Parties
                                       Mr. S.C. Mohanty, Sr. Standing Counsel, I.T.
              CORAM:
                 DR. JUSTICE B.R. SARANGI
                 MR. JUSTICE G. SATAPATHY

                                              ORDER

24.06.2024

Order No. This matter is taken up through hybrid mode.

06.

2. Heard Mr. J.M. Pattanaik, learned counsel for the petitioner and Mr. S.C. Mohanty, learned Sr. Standing Counsel, I.T. Department.

3. The petitioner has filed this writ petition seeking to quash the order dated 24.06.2022 passed by the Income Tax Appellate Tribunal, Cuttack Bench, Cuttack in M.A. No. 34/CTK/2017, by which the Tribunal observed that there is a mistake apparent on record in the order on the issue of Section 40 (a)(ia) of the Act and accordingly recalled and restored the same to its file for re- adjudication.

4. Mr. J.M. Pattaniak, learned counsel for the petitioner contended that after final disposal of the matter on 25.04.2017 in

and, therefore, the order impugned dated 24.06.2022 passed in M.A. No. 34/CTK/2017 cannot be sustained in the eye of law and accordingly, seeks for quashing of the same.

5. Mr. S.C. Mohanty, learned Sr. Standing Counsel, I.T.

Department vehemently contended that the order dated 25.04.2017 passed by the Tribunal in ITA No. 147/CTK/2016 was challenged by the Department in ITA No. 24 of 2017. While the matter was so pending before this Court for adjudication, finding some mistake in the said order the authorities filed a Misc. Case bearing M.A. No. 34/CTK/2017 before the said Tribunal for recalling of the order dated 25.04.2017 passed in ITA No. 147/CTK/2016. Accordingly, the ITA No. 24 of 2017 filed before this Court was dismissed as withdrawn on the ground that the appeal involves less tax effect than the prescribed limit as per Circular No. 3/2018 issued by the CBDT, New Delhi dated 11.07.2018. After disposal of the ITA, the MA which was filed by the Department bearing MA No. 34/CTK/2017 for rectification of the mistake was heard by the Tribunal and order impugned was passed on 24.06.2022 by recalling the original order dated 25.04.2017 and posted the matter for final hearing. Thereby, no illegality or irregularity has been committed by the Tribunal while passing the order, which does not require any interference by this Court.

6. Having heard learned counsel for the parties and after going through the record, this Court finds that there is no dispute before this Court that after due adjudication, ITA No. 147/CTK/2016 was disposed of on 25.04.2017 by the Tribunal, which was challenged by the Department in ITA No. 24 of 2017 before this Court. When the matter was pending before this Court finding the mistake, which can be corrected in view of Section 254 (2) of the IT Act, 1961, an application was filed by the Department, registered as M.A. No. 34/CTK/2017, requesting the Tribunal to exercise the jurisdiction under Section 254 (2) of the Act by giving opportunity of hearing to all the parties. Thereafter ITA No. 24 of 2017 which was filed by the

department before this Court was dismissed as withdrawn on the prayer of the Department that the demand in question is less than the prescribed limit as per the CBDT Circular No. 3/2018 dated 11.07.2018. After the ITA No. 24 of 2017 was withdrawn, the MA which had been filed by the Department before the Tribunal was pursued and the impugned order dated 24.06.2022 was passed, wherein it has been specifically observed by the Tribunal that there is a mistake apparent on record in the order on the issue of Section 40 (a)(ia) of the Act and consequentially the same was recalled and restored to file for re-adjudication by the Tribunal and the matter was posted for regular hearing by affording opportunity to all the parties.

7. The contention of learned counsel for the petitioner that though he has relied on the judgment of the apex Court in the case of Commissioner of Income Tax v. Reliance Telecom Ltd., 2021 SCC OnLine SC 1170, but without considering the same, the order impugned has been passed by the Tribunal. But fact remains when the mistake pointed out by the Department was considered and the matter was restored to its file and the appeal is to be considered afresh by giving due opportunity of hearing, therefore, the judgment relied on by the petitioner has also to be taken note of by the Tribunal. Therefore, no prejudice is caused to the petitioner if appeal is heard afresh. The further contention was raised that after the final order was passed on 25.04.2017, which was subject matter of challenge before this Court in ITA No. 24 of 2017, the Tribunal is functuous officio, but fact remains Section 254 (2) of the IT Act permits the parties to file application for rectification. If such rectification application is allowed, the question of the Tribunal becoming fuctuous officio does not arise.

8. In that view of the matter when the appeal is restored to its file

after considering the application filed under Section 254 (2) of the Act itself, which empowers the court to pass an order for rectification of the mistake, in that case no prejudice is caused to the petitioner, rather the petitioner has to cooperate before the appellate Tribunal for early disposal of the matter.

9. In view of the above, this Court is not inclined to interfere with the order impugned. Accordingly, the writ petition merits no consideration and stands dismissed.





                                                                                  (DR. B.R. SARANGI)
                                                                                      JUDGE


                 Arun                                                              (G. SATAPATHY)
                                                                                        JUDGE







Designation: ADR-cum-Addl. Principal Secretary

Location: High Court of Orissa Date: 27-Jun-2024 15:47:46

 
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