Citation : 2022 Latest Caselaw 6128 Raj/2
Judgement Date : 9 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Civil Writ Petition No. 13209/2022
Sara Lifestyle And Leisures Private Limited
----Petitioner
Versus
Assistant Commissioner Of Income Tax & Anr.
----Respondents
For Petitioner(s) : Mr. Siddharth Ranka Advocate. For Respondent(s) : Mr. Anuroop Singhi Advocate with Mr. N.S. Bhati Advocate.
HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI Judgment / Order 09/09/2022
Heard.
Mr. Anuroop Singhi, Advocate enters appearance on behalf of
respondents on advance copy.
Matter be listed on 28.09.2022 along with D.B. Civil Writ
Petition No.12281/2022 and all similar connected matters.
In the meantime, taking into consideration the submissions
made by learned counsel for the petitioner that even before the
amendment with effect from 01.04.2021, the proceedings under
Section 148 of IT Act could not have been issued in view of the
provision as it stood prior to amendment as barred under Clause
(b) of Section 149(1) of the IT Act, further proceedings shall remain
stayed.
Learned counsel for the respondents would be at liberty to
apply for vacating stay order.
(VINOD KUMAR BHARWANI),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ
Sanjay Kumawat-12
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!