Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Delhi High Court - Orders

Vedanta Limited (Successor To Cairn ... vs Assistant Commissioner Of Income- Tax ... on 9 May, 2024

Author: Yashwant Varma

Bench: Yashwant Varma, Purushaindra Kumar Kaurav

                             $~13
                             *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                             +         W.P.(C) 7207/2019
                                       VEDANTA LIMITED (SUCCESSOR TO CAIRN
                                       INDIA LIMITED                     ..... Petitioner
                                                     Through: Mr. Ajay Vohra, Sr. Adv. with
                                                              Mr. Aditya Vohra & Mr.
                                                              Samarth Chaudhari, Advs.
                                                     versus

                                       ASSISTANT COMMISSIONER OF INCOME-
                                       TAX CIRCLE 26(1)                   ..... Respondent
                                                      Through: Mr. Shlok Chandra, SSC with
                                                               Ms. Madhavi Shukla, Mrs.
                                                               Priya Sarkar, JSCs & Mr.
                                                               Sundarshan Roy, Adv.
                                       CORAM:
                                       HON'BLE MR. JUSTICE YASHWANT VARMA
                                       HON'BLE MR. JUSTICE PURUSHAINDRA KUMAR KAURAV
                                                                            ORDER

% 09.05.2024

1. This writ petition has been preferred seeking the following reliefs:

"a) Writ of certiorari, prohibition, mandamus or any other appropriate writ, direction or order quashing the impugned order dated 31.05.2019 passed by the Respondent under section 271(1)(c) of the Act in respect of assessment year 2014-15;
b) A writ of and/ or order and/ or direction in the nature of prohibition commanding the Respondent to forebear from giving effect to and/ or taking any step whatsoever pursuant to and/ or furtherance of the impugned order dated 31.05.2019 passed under section 271(1)(c) of the Act for the assessment year 2014- 15;
c) Direction granting ad interim stay on the operation of the impugned order and all proceedings initiated pursuant thereto, pending disposal of the present writ petition;
d) Such other order or orders as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case;

This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 14/05/2024 at 21:00:14

2. The solitary question which arises for our consideration is the validity of the imposition of penalty under Section 271(1)(c) of the Income Tax Act, 1961 ["Act"]. It becomes pertinent to note that the levy of penalty itself was predicated upon a final assessment which was made in the case of the writ petitioner on 28 November 2018. That order of assessment was ultimately quashed and set aside by the Income Tax Appellate Tribunal ["ITAT"] in terms of its judgment rendered on 04 February 2019. The order impugned before us undisputedly came to be passed thereafter and on 31 May 2019.

3. It is manifest that the same came to be made even when the order of assessment did not subsist. In view of the aforesaid, we find ourselves unable to sustain the order impugned in the instant writ petition.

4. We, however, note that the order of the ITAT dated 04 February 2019 presently forms subject matter of ITA No. 873/2019. In view of the aforesaid, we may only observe that in case the respondents here were to succeed in that appeal, appropriate directions with respect to whether penalty would be leviable in the facts and circumstances of the case can always be re-examined.

5. Subject to the aforesaid observation, we allow the instant writ petition and set aside the order dated 31 May 2019 passed under Section 271(1)(c) of the Act. We reserve the right of the respondents to address all submissions in ITA No. 873/2019.

YASHWANT VARMA, J PURUSHAINDRA KUMAR KAURAV, J MAY 9, 2024/kk This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 14/05/2024 at 21:00:14