Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.K.V. Stonex vs Union Of India
2022 Latest Caselaw 2826 Raj/2

Citation : 2022 Latest Caselaw 2826 Raj/2
Judgement Date : 4 April, 2022

Rajasthan High Court
J.K.V. Stonex vs Union Of India on 4 April, 2022
Bench: Manindra Mohan Shrivastava, Sameer Jain
          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

                  D.B. Civil Writ Petition No. 5405/2022

   J.K.V. Stonex, SP-4, Parayavaran Marg, RIICO Industrial Area,
   Kishangarh-     305801,       Rajasthan,         Through        Its     Authorized
   Represive Vinod Kumar Agarwal S/o Gulab Chand Agarwal, Aged
   About 60 Years, Resident Of Ward No. 12, C-10, Aditya Mill
   Colony, Kishangarh, Ajmer 305801, Rajasthan.
                                                                         ----Petitioner
                                      Versus
   1.      Union Of India, Through The Revenue Secretary, Ministry
           Of Finance, Government Of India, North Block, New Delhi-
           110001.
   2.      Office Of The Income Tax Officer, Ward -1, Kishangarh,
           District Ajmer.
                                                                   ----Respondents

For Petitioner(s) : Mr. Rajat Sharma for Mr. Prakul Khurana For Respondent(s) : Mr. Parinitoo Jain through VC

HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE SAMEER JAIN

Judgment / Order

04/04/2022

At the outset, learned counsel for the petitioner upon

instructions submit that till date, no final order of assessment has

been passed by the Assessing Authority.

Learned counsel for the petitioner would submit that

the issue involved in this petition is no longer res integra as it has

been put to an end by Division Bench of this Court in the decision

rendered on 27.01.2022 in Sudesh Taneja Vs. Income Tax Officer,

Ward-1(3) & Anr. (D.B. Civil Writ Petition No. 969/2022 and batch

of petitions) where the notices issued under Section 148 of the

(2 of 2) [CW-5405/2022]

Income Tax Act, 1961 have been found to be invalid and

impermissible in law and quashed.

In view of the above statement made by learned

counsel for the petitioner, the impugned notice issued in the

present case, for the reasons stated in the order dated

27.01.2022 passed in the aforesaid cases, is also quashed and set

aside and the petition is allowed.

(SAMEER JAIN),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ

CHANDAN /65

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter