Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjivani Vikasfoundation Bihar vs The Principle Chief ...
2021 Latest Caselaw 5040 Patna

Citation : 2021 Latest Caselaw 5040 Patna
Judgement Date : 27 October, 2021

Patna High Court
Sanjivani Vikasfoundation Bihar vs The Principle Chief ... on 27 October, 2021
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.18263 of 2021
     ======================================================

Sanjivani Vikasfoundation Bihar a society registered under society registration Act, 1886 having its registered office at Behind PNB Mahatma Gandhi Nagar, Lohiya Nagar, Kankarbagh, Patna through its Secretary Ranjan Kumar, son of- Bindeshwari Thakur, Resident of- 67 Bankmens Colony, Manokamna Shiv Mandir, Chitragupta Nagar, Post Office- Sampatchak, Police Station- Hanuman Nagar, District- Patna.

... ... Petitioner/s Versus

1. The Principle Chief Commissioner, Income Tax, Bihar and Jharkhand Central Revenue Building, Virchand Patel Path, Patna.

2. The Principal Commissioner/ Commissioner- Exemption, Income Tax, Central Revenue Building, Veerchand Patel Path, Patna.

3. The Joint Commissioner of Income Tax, Exemption, Lok Nayak Bhawan, near Dak Bangla Road.

4. The Deputy/ Assistant Commissioner of Income Tax, Exemption Circle, Lok Nayak Bhawan, near Dak Banglow, Patna.

5. The Income Tax Officer, Exemption Ward- 1, Patna.

... ... Respondent/s ====================================================== Appearance :

For the Petitioner/s : Mr. Krishna Mohan Mishra, Advocate Mr. Prasoon Kumar, Advocate For the Respondent/s : Mrs. Archana Sinha, Sr. S.C.

Mr. Alok Kumar, Jr. S.C.

Mr. Sanjeev Kumar, Jr. S.C.

====================================================== CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE A. M. BADAR ORAL JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)

Date : 27-10-2021

Heard learned counsel for the parties.

Petitioner has prayed for the following relief(s):-

"i. To quash and set aside notice dated 30.03.2021 whereby and where under the Deputy/Assistant Commissioner of Income Tax, Patna High Court CWJC No.18263 of 2021 dt.27-10-2021

Exemption Circle, Patna has initiated re- assessment proceeding to re-assess the income which already assessed by the same respondent assessing officer on 30.11.2018 under section 143 (3) of the I.T. Act, as such, the present proceeding of re-assessment is amount to review in the guise of reassessment.

ii. To hold and declare that reassessment proceeding is based on non-existing fact as the bank account no 71302100000129 and 70972100000264 which relying upon by respondent assessing officer for the initiation of proceeding is not belongs to petitioner society nor the society is operating these two bank accounts as such, the reason recorded and believe formed by respondent for reassessment is bad illegal and without jurisdiction.

iii. To hold and declare that the initiation of re-assessment proceeding is bad and illegal in view of the fact that the present proceeding has been initiated on same set of fact and document which was available on the record of the assessing officer and the assessing officer had already considered such fact and issue in regular assessment dated 30.11.2018.

iv. To issue any other writ/writs, order/orders, direction/directions as your honour deemed fit and proper."

Learned counsel for the petitioner seeks permission

to withdraw the present petition reserving liberty to pursue his Patna High Court CWJC No.18263 of 2021 dt.27-10-2021

remedies before the Deputy/Assistant Commissioner of Income

Tax, Exemption Circle, Lok Nayak Bhawan, Near- Dak

Bungalow, Patna [Respondent No. 4].

Mrs. Archana Sinha, learned counsel for the

Revenue states that the said officer shall positively take a

decision on the notice dated 29.06.2021 issued under Section

143(2) read with Section 147 of the Income Tax Act, 1961

(Annexure P/6).

Statement accepted and taken on record.

Needless to add, the officer concerned has to take a

decision in accordance with law.

The present petition stands disposed of as

withdrawn with the liberty/observation aforesaid.

Interlocutory Application(s), if any, shall stand

disposed of.

(Sanjay Karol, CJ)

(A. M. Badar, J) P.K.P./Amrendra AFR/NAFR CAV DATE Uploading Date 03.11.2021 Transmission Date

 
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