Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income ... vs Shri Manohar Lal Chugh ...
2023 Latest Caselaw 5606 Raj/2

Citation : 2023 Latest Caselaw 5606 Raj/2
Judgement Date : 6 October, 2023

Rajasthan High Court
Principal Commissioner Of Income ... vs Shri Manohar Lal Chugh ... on 6 October, 2023
Bench: Augustine George Masih, Sameer Jain
[2023:RJ-JP:27242-DB]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

                 D.B. Income Tax Appeal No. 27/2023

Principal Commissioner Of Income Tax, Jaipur-2, At New Central
Revenue Building, Statue Circle, Jaipur (Raj.-302005)
                                                                      ----Appellant
                                       Versus
Shri Manohar Lal Chugh, C 260 Hans Marg Malviya Nagar Jaipur
(Rajasthan.)
                                                                    ----Respondent

For Appellant(s) : Mr. Sandeep Pathak with Ms. Jaya Pathak For Respondent(s) : Mr. Rohan Chattar & Ms. Satwika Jha for Mr. Siddharth Ranka

HON'BLE THE CHIEF JUSTICE AUGUSTINE GEORGE MASIH HON'BLE MR. JUSTICE SAMEER JAIN

Order

06/10/2023

1. At the outset, learned counsel for the petitioner has

conceded before the Court that the matter under consideration

involving same controversy was decided by way of D.B. Income

Tax Appeal No.54/2021-Principal Commissioner Of Income

Tax-I Vs. Ritu Agarwal & D.B. Income Tax Appeal

No.60/2021-Principal Commissioner Of Income Tax-I Vs.

Ajay Agarwal, vide order dated 10.05.2022, wherein it was

observed as follows:-

"6. On perusal of the order of learned ITAT and reasonings given therein this court is of the view that the substantial questions of law, formulated above does not arise as learned ITAT has logically dealt

[2023:RJ-JP:27242-DB] (2 of 3) [ITA-27/2023]

questions of fact and law involved by way of reasoned order.

7. Placing reliance upon the Apex Court judgment of Steel Authority of India Ltd. Vs. Designated Authority, Directorate General of Anit Dumping &Allied Duties and Ors.:2017 (349) E.L.T 193 (SC), wherein the question of admission of an appeal, on substantial question of law was considered and it was held as under:-

"(i) The question raised must involve a substantial question of law which has not been answered or, on which, there is a conflict of decisions necessitating are solution.

(ii) If the Tribunal, on consideration of the material and relevant facts, had arrived at a conclusion which is a possible conclusion, the same must be allowed to rest even if this Court is inclined to take another view of the matter.

(iii) The Tribunal had acted in gross violation of the procedure or principles of natural justice occasioning a failure of justice."

8.We are of the view that learned ITAT has passed the order on consideration of material and relevant facts, logical conclusion has been arrived at and the same must be allowed to rest. There is no gross violation of principles of natural justice or failure of justice, no error has crept in the order impugned of learned ITAT. The Coordinate Bench of this court in D. B. IT Appeal No.22/2021 titled as Pr. Commissioner of Income Tax, Jaipur-2, Jaipur Vs. Shri Sanjay Chhabra, in the similar facts and circumstances has already taken a view that in the appeal at hand under Section 260A of the Act no substantial question of law arises.

9. In the light of above discussions, the present appeal under Section 260A of the Act does not call for interference and is hereby dismissed as no substantial question of law arises worth consideration."

2. Learned counsel has submitted that the Revenue has filed a

Special Leave Petition, though no stay/interim protection/order

has been passed therein.

[2023:RJ-JP:27242-DB] (3 of 3) [ITA-27/2023]

3. Considering the said submissions, we dismiss the Income Tax

Appeal in light of the judgments in Ritu Agarwal(supra) and

Ajay Agarwal(supra) in same terms against the Revenue and in

favour of the assessee. Pending applications, if any, stand

disposed of.

(SAMEER JAIN),J (AUGUSTINE GEORGE MASIH),CJ

Anil Sharma/ Pooja /56

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 Partner Event : LL

 
 
 
Latestlaws Newsletter