Citation : 2021 Latest Caselaw 7217 Raj/2
Judgement Date : 6 December, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No. 9733/2021
Shri Mukesh Jain, S/o Chagan Lal Jain, Aged About 63 Years, R/o
- A-12/4, Lal Bahadur Nagar (West), 1St Avenue Jln Marg, Jaipur
- 302018. Erstwhile Director Of M/s Rubicon Prime Estates
Private Limited, (Struck Off) Having Its Erstwhile Registered
Office At 3728, Nahargarh Road, Jaipur, 302001, Rajasthan.
----Petitioner
Versus
Income Tax Officer, Ward 4(1), Jaipur, New Central Revenue
Building, Bhagwan Das Road, C - Scheme, Jaipur.
----Respondent
For Petitioner(s) : Mr. Javed Khan
For Respondent(s) : Mr. Nikhil Simlote with Mr. Rao Raj for
Mr. R.B. Mathur
HON'BLE MR. JUSTICE PANKAJ BHANDARI
Judgment / Order
06/12/2021
1. It is contended by counsel for the parties that this question
was considered by the Single Judge of the High Court in the case
of "Bpip Infra Private Limited and Ors. Vs. Income Tax
Officer and Ors." in S.B. Civil Writ Petition No. 13297/2021. It is
also contended that the present case is also squarely covered by
this decision.
2. Counsel for the respondent has not disputed the above facts.
3. I have considered the contentions.
4. The dispute in this question pertains to a notice which was
given under Section 148 of the Income Tax Act, after the
amendment of the Income Tax Act which came into force from
01.04.2021. Notices should have been given only after following
(2 of 2) [CW-9733/2021]
the procedure as prescribed under Section 148 (A) of the Income
Tax Act.
5. In view of the fact that similar cases akin to the present one
were decided by Single Judge in "Bpip Infra Private Limited
and Ors. Vs. Income Tax Officer and Ors." (Supra) and the
present case is also squarely covered by this decision, I deem it
proper to allow the writ petition.
6. Accordingly, this Civil Writ Petition is allowed. Re-assessment
issued to the petitioner under Section 148 of the Income Tax Act is
quashed. However, it is left open to the Assessing Authority to
initiate re-assessment proceedings in accordance with the
provisions of Section 148 (A) of the Act as amended by the
Finance Act, 2021 after making due compliance as required under
the law.
(PANKAJ BHANDARI),J
NIKHIL KR. YADAV /7
Powered by TCPDF (www.tcpdf.org)
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!