Karnataka High Court
M/S Khoday Brothers vs The Commissioner Of Income Tax on 18 March, 2008
Author: N.K.Patil
Bench: N.K.Patil
WRIT PETITIHH
Cf?
HD.51§d1
Cf?
HU.51&2§
ND.51933
_ g;gw_"-
NB.5D331V
.$[cfg:E:
NU;51§37
WRIT PETITIHN
VRIT PETITIQN
WRIT PETITIDN
li'F'.I '3' I-'ETITI Dbl'
WRIT PETITIUN
'%,jwP§uo;5i945
HETWEEH
=,1:fif»3Hf;s NiT?fi, abv.
_ vs3:Vx'n_P3Aanu, Anv.p
'Mar
1
mys magma? EfiflTHEES '"
l';-.D'§_r. -- f
£nuaALoR£'5é&=QQ%,'
A.F&ETNER3HIP*FIE{*"
aEPRE$EwTEn.B?':$3 EARTHER
pan: x"L,5wnmv'<
' ' .a"Jn'.J I': 5.]
fiBfiUT.§$A?EHRS
Tag cmuuxgsxamgn or INCOME
qmxwwnnuy
V 1;" 1:: 1:|r1*rrn'rMr'_'
" nu» -l\ -I.J\o¢'wl- I-uI%1n|Il-'H3
I"-4!
-- QUEENS READ
umnHnr.fiw E£fl
.U.l"\1.\lK.:.l"'I.I.I I313 u"LJ'u'
4
THE A$5IfiTfifiT CI»
GF IHflDME--TAK
EENTRHL EIRCLE-1
HENGELDRE.
of'-
aF
%or_.
fbrf
"av.
IE THE HIGH COURT DF KHRNRTAKA AT BANGALORE
TAX
3wg
3 THE SECRTRRY
INCDME~TAX SETTLEMENT COMMISSION
flEPAETMEflT OF REVENUE
HIHSKTRY OF FINANCE
Hun mu? man nan DEEDfiMHflHmfl~»'
'...auJ:L s.'n.r"I-d- 'uuv uuiu - - .n..|.:us uuusuu 4 -.9 " ~
thug; .-my-.-t uw -nu -e. -on.-nun:
u Annvififl, fifiV. FDR
ER1 H V EESHfiEHA&A, CGSC§
ii'?F'.IT mwxmxcnu 13 F1 LE!J "fiN'1;3E.I§ 7.4;~.Izjtvi Tc:Vt;:;$: -225';
END E37 CF THE CUH3TITUTIUN=QF INDIE PRRYIHG_TQ~
QUASH THE NOTICE nnman 14~1e~2oc3 v1nE_AMN5xuR3+=.
E, PHUHIEIT n~3 FRQM PRBflEEDIHG_FURTHER PURSUANT
TE THE SAID HQTICE QHEED "L!-1D*30E3 " VIBE
AHMEKUEE-E awn DECLARE THfi?"THE Paofiusnngncrxon
9? R~3 IN EEEEIHG T9 REETI?? THE QRDER,DATEfl 25»
4-1995 IS EARRED E? €JMITAIIflfi.AHD FOR GRANT or
P't9"fl!.!'|H'G't.J"
.13 N. 19911; rusu--1'12: an
u'3"u"«..-{'1 I..a1:.'1.I:.n nJ2n|..I.J.I!: GI.
§ »,ky Nb 5;éa;edF72o§§K'
BETWEEN M V V. M
m£3°fiA@3H'E$:FEE EST3mEw'
Efl.§,_SE3H%BRIvRDRD .j
aAmga;ggg'5§Q~agg_~_
REPE££EflTED_EY ITS RARTMER
,3nI.x;L,swnHw'r "
'Po vi'9"|.¥|1'|: 'II 'l'La"\l"- l'|'l Q |'_'I IV'.'_'l'Y:"I¢ 'F45
»Qnwmu new i'Jfl
RE
*fv$fif;$ fiITEE, ADV. FGR
1% TéE_tnMm13s1nwEn ur INCOME TAX
_ {CENTRAL}
'VAC R BUILDING
"».fflUEENE Hufin
mnmnnt an nan HH1
J.Il"l.&"|H:fl'I-Id J'\'wlnl 'u"iaJ'n' Milli.
3 THE ESEISTEET C'
HF IHCDME-TEX
EENTRAL EIRCLE-I
EfiNGALURE.
3 THE flECRTERY
INCOME*TM3 SETTLEMENT CUMISSION
EEPARTMEHT GF RE?EHUE
HINHITRY OF FINHH$E
3|:
r-'t.j'1:In.1u.11-."r _-:.'.u"'n"'u 1":
L..sr.':u.'.n.'u.'1I.H..i.. 'i.i'u"U U -..i
. u
SP1 H V EESHMEHALE, CESC}
umirr PETITION IS 1711.311:-"r;i1\:'um; --'.4p.n_'rii:i;L:s: -:526 --,
AND 23? HF THE CBNSTITUTION=QF:EflBIE,PRA¥IMG_TQ~
qunsa THE NOTICE namnn 14-1&+2oc3 VIDE_HNNEXURu**.
E, PRHHIBIT nwa FROM PRflflEEDIMG_FURTHER PURSUANT
TQ THE gala mawxcg EAEED ';g--1g-go@3"*wv1nE " A
ANNEKflRE--E AND nncpnnn THfiE'THE PRDPUSED}A£TION
QF 2-3 IN SEEKIHE TQ RflCTIF? THE 0RnER,fl5TED 25»
4--19:'-sh" 1.»; EA.1=:m4:n Ear 1"~:;_IMI"rAfr1u:::~;_.;m.n FUR GRANT OF
rL'II"h"'l'L3' L"'nl'fl'|!.)"!_'!"fTg 'l'&1'..'l' 'T 'fl"Ev'_"1
i3'u"u.rl."I UJ I"1.DJ"n RD LJJ. Ell? I3' u
,'*,g? Mb 51§2avfiFTzo¢§?'
BETWEEfi 1 ' V . ' '
mfl.9,_SE3HfiR1vRUaD .j
B&NERLQRE*5éQ=QQ3u"_
.~=.. F3'§fi:.'Tt'JEH.'3HI---F"-- F1'
HEPRfi$EflTEH_EV'IT$ PAREHER
,£nIux;L,swmMw'= '
\_r-I-:1. nn
1 'Io;0'IY"I!fi 'flf}J'\I"'-PFI En"I THY'?
Ȣnmmu mnufit an amnno ..ra
v3ti;$ NIT¥E, Rfi?. Fan
%w'n_P3A$AD, Anv.}
wv
E'
',Z
If
HRI
AN3 '
1 TfiE_EflMMIfi5IONER.DF INCOME TAX
(CENTERL§
C R Efllbfllma
'QUEENS EH33
flu 1|.'h""1'i I' x"\1'£I'IP I':£.."': f'\i"'|'l
J3 |.VlK:ia|"I.I-J'-'J"L-Iii 'J1-F'IJ WV J-
THE fiE$Z3TfifiT C""fiISSIDfiER
fif INCUME-TEX
CEHTHRL CTRCLE~1
EfiNGRLOKE.
hi
W
THE i3EC3RT}':R't'
'.[£~'I{2'ClJi-IE-'I'J\11'f. SETTLEMENT CC!]|r$MISSIION
E1!-I1?AI':TME!5§iT GE' RE'L|'E!|-IEZJE
HINflITRY OF FINHHflE
wummmn1 snn nfi:
uln I-uI'hl'Ial 'I-CH-IV-I
'Ml II II IF-'-ll-'1F|¢'I\J"'I
nmzpnmnrammn
I .-hug-I. huvu-I-I-5-ll.1I I I-7 " .
--1
,l -u-,n-m mg' 'I!' Mr 1-. II'!-nil--I' 11-I-1 1*. 1-Mr wan
3,151. 3'3 «J. 4|". '1' 'U.J.I'i.Up .l"\.IJUu .l.'UH.
3
1'
MFL1 M 'U' E355'!-'IJ3'sL.'II-IJ3.L}-"¢, CGSC)
wnxw PETITION Is FILmn;'fiwnsn.janmicigs'-22$;
END EET UF THE CUNSTITUTIUN=QF INDIE PERYI%G,TQ-
QUESH THE NOTICE DATED 14~10+20fi3'vInE,MMNExURE+=.
E, 1.=1=u:;r£m3I'r R.-3 mom PR:;:esEEnIMc_ FzJa'rH5x%.Puns-U;AN'r
T0 THE 3AIB NGTICE nA¥ED "14~1o--30a3"*wV3nE *
nmwExuaE--E AME nscnnnn THhr*THE Pnofiossngnmwxou
my R~3 EH sasxlus T9 EEETIFE THE QRBER_Q&TED 25-
4-1995 IS EAERED H? LIMITAT1fifi,AHD FDR GRANT or
ar1r"¢u' w.mu1'.r-nu th'I'.j'I',1'1?l?¢a
n.:H..M.»i.1 'u'.ll..H..IJ"1- .n.I..|1..|..1..u.|.ou-.
BET WEE!!!
1»-am mxsmil mm .%
mg;§, gnsnmanx span '
EENGHbflEE.5fifl 009y_.
AhFRRTfiER£H:?WEIfiM".
REPRESENTED B? I$3<FARTNER
ER1;z,L.suAM¥.".A}
_fifiEfl mama? 5a'YEfins ..PETITIDNER
- EH? EMT 3 miwvn; ADV. FOR
'; * --L - I
1% WEE cmmnxssxoumn or INCGME wax
£CEHTRAbh
n _ 523 BUILDING
vuflflEE%E augn
.:flBNGELDRE 560 001
;?2 THE fi3$ISTAHT fl0MMISSIONER
iii}? I ?.*5'CUl'-1E'*T}-':3
fiEHTRHL CIRCUE-1
EEEGELDRE.
H
{H
W
3 THE 3EERTHRY
IflCOME*THK SETTLEMENT COMMISSION
1"f'IE'D11'If"F"'I..1'EPu1'|" I"'l'fi' I3'E1l"'EIdl"|'E.'
.haIlX4Iol"|-Jl.JJ"IJIil'J '-U'-I II
1.1-! hitiwaa
MINSITRY QF FINANCE
a-'r'r1'I|_'I11I.*I'n"r .a.'.".."\ ."'.'.':t 'I":!5nl"'!1'§t'\I.l'!"I'l!|K'I,lfl,l!'!
'.n11'J1"JI'd['ILl"t.J. CIUU UJ-3 I I IEHDFUNUHNI 63¢ ~
WRIT FETITIUN IS F1LEflj'fiNnmg7pm@ifi:E3:"§2ék
sun 32? BF THE CHNSTITUTION=QF;INDIA_PRAYIwG_TQ~
QUASH THE NOTICE DATED 14~1u-2003 V1DE,AflNEKURE~*
E, PRUHIEIT n»3 FROM panasanxnw FURTHER PURSUANT
Tfl THE EAID HQTICE n3$En '1qu1Q--2oG3""Wv1nE '
ANHEKUREwE AND nxcnana THE? THE pnmrosmngncwzon
mu nfim TM aguvwum ma nwnmrpvxmw, nnnfinvnnmmn on,
MEI. IV 141' J.i'l i.Jl..I.l.lJ1a-Jui-IE? I-V I'|.Jd\o.-J Jul: L_ $13 'I_ 'I-I'I\JaI'l-I-I'\ I-ll-I' GOV
4-1995 15 EARRED B? LIMITA$1DN.fiNn FDR GRANT or
* SEE" "TVEW RELIEF3. 'H"' _;i: 'a". v
F7§_fl§5
g' }E? HQ 5Q$§l"h
BETWEEN
1 m;s"aLfiar fERm'f =' Vw
MB $, Sfififlafial Romp .;
EENEfiLUHEV;V," '¥u"_
A.FARTNER3HTF*FIflH""
r;.-u::t-n:u~n\:-,-.e.s*z-.-e1rn1:|'r'n uh: "
.I'..u.r-' I'a.J:r?.'.u:L'r...I .[:LL.u. :1',
,:¢$ RAHTHEE5 < T ..PETITIONER
'»fE¥*3HT.S mifivfi; Anv. FUR
".u SHE K R FRAERD, RflV.§
'fiwfi,;""x
1* was flflMMIS$IDNER er Iwcawa Tax
£EENTEALh
c<a auznnzms
VW.mnmaMq unnn
' ' '# '00!' 546%: NW I-II -I 'L'-lO'C"I&'
"' ';'«.s3AmaAL0nE new 001
R"VuWH§2 THE ASSISTANT COMISSIONER
QF IMCDHE"Tfifi
CENTRAL flIRCLE*1
EHHGHLDRE.
3 '.I'1E"IE EECRTARY
II§v}CC|1|=1E-TPJE SETTLEFSENT CD]-ll-EISEIDN
I'-E'?.11..'."'.'1"}h1.'3.'-'.'.'-3'1' {BF RHEDEUE
HITJSITRV OF FINANCE
I':
.--1.-_n-M.-u.-:11. -r .u:."n"'. r".-".'a nuannnintrltma ~. "
K..IC:Iflll\lL'lH"'I.J. "WU LI"uF'.-P I ll I'5§l3:'I-ll"£JoCIl'I I § , ~
A--. van-
'f' E.-")=:.'I 34. 'u' HF-€F.'IJ'IfiB, FLfi'v'. FGF;
RI 11-! V IEESI-I}°..E..'i'IP¢L.Fk, CISSCE
wnzm PETITIQN IS FILED 'fiNuEn,jaRwitiEs -22é=
MID 212:"? EZLF THE CONSTITUTION ={_3IE' i-INDIE» PAH.Fs-'II?-I('§.__
qunsw THE mowzcn nnwnn 14--1fi+20u3 VIBE nNNaxURm+=
E, PRIJLJHIBIT R-J3 FRGM FRC1CE;EDING_ FURTH.E'K'APUR3U}3NT
TG THE SAID ugwzcg QKTED ";§--lQ--3GG3"""V1DE 'A
HflNEKURE--E awn DECLARE THE? THE PRflPUSED}A£TION
9! am: Iw SEEKINE Te RECTIF? THE aanEa,pg?E9 zew
4--199§ IS annnzu av £JMITA$Iflfl.flHD FBR aannm or
exrwvn-.1' .~'wrrrn.rt."m, nar"r1:-net
n'3fla"a..-['1 UJf.lJ?.aJ"n IEIQUJDZIEB.
,~* 9? Nb agéav bf 2oc"'
« ' . i£'.][
BETWEEN
MES K Lamsfigzmsn E c§*~w"
fiD.§._$EfiH3DRIvEflfiD .'
§k&gALfiHE'5éQ»QQ$_"
fi.P3EfNERfiHEP=FIEM*"
HEPRE$EfiTEE.E¥'$T5 R%R¢NE
,an1.n;L,£wmav V '
»gfi£Efi 3533? 53 ranks ..PETITIfifiER
:31
*,_§Ef~$Hf:S EITVE, nrv. Ffifi
*T '$R1 H'n_P3AaAn, Anv.§
1 ?fiE_t0MMIssInNER OF INCOME TAX
._ {EEMTRALF
'*,c R EUILHIMQ
WJEEI-J3 PJCIIPLD
a.'r.u.1.-U1-.9.-.15'c| |:..£u"'¢ f'\{":"l
-ELF'|i'll'-'8l~:l"'|-I-E'-F.|"i.Q -»JK.l|n' WW1-
FASEIETJ'-XHT Cr Ii'!-1IS:':";IL'JiIiEF.
IZIF I!'J£30ME*-TREE
t."JEI'JTRFLL CIRCLE-1
EJ3kN[§J3¢LDP:.E.
M
La?
THE BEEF-'.'II".AR"f'
IM|2Ci}!E-TJI-LIZ 2-'E.T'I'LE}1|E!'iJ'I' Cfiflfldlsfilflfl
I.'iEPF:.FiTMEl.'*JT {IF REVENUE
'L11 ME'T'f"|:rV' I"'1E 'E"l'Ml1fdf""'|'-53
{Ti [Ilhf-Q cl -l\h '-Ffi Q -Ii'l'_IDI'iId
EHENHAI 690 can ..RESPONDENT$ S"
§E't' FlF:_'{ R'. 'U' ARIEVIND, REV. FOR Efii E V Efififififififlhh, fiGSfi)'W WRIT PETITIGM IS FILED _UN£E§l An%1cLE3*,22§- FWD 3'37 OF THE CONSTITUTION C15' LIIQIIIA"'?H}'lxYINCi~. "TU". QUEER THE NQTICE DATED 14e1u-20Q3-vInE<kNNExUREe E, PF1t:3I€fIEIT R--3 FROM PRQQEEEIING " FURTHER "'PUR'£§UANT " L' TO THE snzn NOTICE nkwfin 14«1d--2o03: VIBE AmmExmREwE AME DEBLARE THE? THE PRQPQSEQXAQTIQH 03 ENE EH samxxmm TO naafxrv THE DRHER nnwmn 25» .u_~: mm: "r-:5! um-na 1:-n av"-_ r',1'u1--rn'm§I'-hr-nn._'i'-_ ':.n:.rr"\_ tg-nu .-':n11u'I'r! rm:
"3 -L-5'..T"'U JAG' -U-I"|-1'1 DU LI 1 .JJ-5'.lJ. 'J_ul'1§,-l>.'IJlI Li' a L 'I-Fl'\ 'KWIVFIII 'u \.I'J. aucfi HTHEH RELIEFS. ' THESE 9s?1T:mms angina fin ifin HEARING THIS nay, $33 cmwfiw $AnE THE Fnpgowlasi"
a.=;J._A3A.A"T%.i}'.v:¢:§V@_|;;:*a§:L.;t;ir:n_:s, the petitionars have questidngfl'th$,Efiréug§he§3 of the notices bearing F No azxciuifi, 71a2--136/93--1m a 12fc!40~44I95-IT ' "-:::1.:at»:=aEiI' '=:ij.--1n'3;I;«.EEhD3V'"'*¢;*i£3-3 Nmaxura---E sarias issued by the 3rd respondent. Further the ;fi¢s*;_iti:nngé;E$AT:hava aought: far an order Prohibiting _the reagondent fmwm gm-needing further tn £EELi7fi tug Drag; datgfi 26~4--lS96 is bazggfl hv ._._'. ... . -. .- . . . ._' fxil . I have heard the laarned ,w§¢fifi$$I", appearing far the petitioner and the! ifiafnédtf cantral Gmwarnmant standing c£fihS£laappaa£ing'£art:
the flfi3§flflfl&htfl.
3" Learned Cuunseittfigggaatinfiitfftt W the patitimner filad a'tmamuf a§tt@_FEU,e1tfi50§ after duly' awrving a' cmpyt gt tfi§ amem#"f§# gtha learned Cantral Gmvesnfigfit étanfitngtfitflnfigi appearing for tha rasghtfi§nté;»t"t§tEn§fiV7tCdunsal far the patitighér-gmtgéiflityag al§ng"Qith 5:: K R Egggad ti 1"-an-m"-+ 1-1 1- Iva'!--i -I-'i rm m:r_u' ha IWJ-' . III" K' & 'ha 3&1 E 1 T 11 iiilll IIW £3 .2... ............. ..._». ....1 ....w.-' z....,..... .....'u.I..| ....... M... ....:.-..-.............-.a--. .... +-L.-no. -s-1.... u.J..-.=i1¢Ju::w'm..4 '4. H3' un-:.:..,vL.1.. .1, nu 'uu~..I.:N.=1. U-H':-J..U .1 L-Ltau L.-1.15 ~, $365; at thi3=fi9g;t will not in any way affect "tVthei; tight as per the order at the Suyreme Court lhfttndiétdattfl.23.1U.2D0? passed an I.A.Nos.1 to V V _ 5 itfr r:i,.+.}:i.1""';appaa1 Na5.516-52'.'-' at 2004 wherein the .t°=Jsai§ I;fl}s have baan alluwad for intervenfia'. to t,tafldr§$3 tha lager Bench of the fiupreme Gnurt in V taHtfie case Qf ERIJ EAL E DTHERE V3. COMMISSIONER OF t INCOME TAX. Further the laarned caunsal appearing fur math the gartias fairly submit thafi the / /I:"_.__..
11-anc_n CIJ. this fl<'.:u..'1.I.."t ;'ia':'.'.€af.": 12'. 12. 203 W.E.Nfl.35E5f'4 (QUEENS Sfifififi EODLECT'fiN E 0GTT*R5 V3. ADDL. sauna, INCOHE--TAK 3$ETLEMEHT"G§HMi$$IOM "'u &. ANHTHERJ. fhe aubmissian fiad§~ by =tfie '1ea:ned caunsal appearing for both the paktias as fitafiéd aupra is glacad an racard.u7, i. These pa£iEiufis_i?s£énfi VIdiapaéad af fallwwing tha *judgméfit::fié5§§fi= vg {ha nivisian Efinch 0f,wi§hi§ _°§¢P¥§i :3%fié§ W"12.12.2oo? in w.A.wm,3§fi5J¢é73g@fifiw§ sAfi§fi:@fiLLEcT1oN a DUTHERS V3. A3@L,.éEa£H, 1uufiEfi§tHx BETTLEENT cnnxasxou & AHUTHEB5V%ahdAffg§ m§hé: reaaans stated therein g'wigg.Lapfibrfiunity5 f$ the patitianars to file "*.anjéEtinn$~_t¢ £fié"Vshaw cauaa notice and thasa Lpé;iti§n§r#afi§n d0 30. The 3&ttlamentAflommisaion ahagl await fiacisiun mf the Conatitutienal Bench ",n. EEIQMER 0? INGQHE Tana -h;ch 13 penflinn cansldaratian hafara the lager Bane" ' the has gat power to reopen the cnncluded it has fiimply waivefl interest with0utg3x&mi§ih§,W whethar the assessees are entipled £db'fi$i§erfio£_"' interest upun the tax liabiiityg3fasfefied'iup6£jA them. Furthar it is naadlags id élariffiifiét Efih ardar af this Court will figi in inf fig} affect their right as per fifi&_orfi§i fiiifihasuéféfifi Court emf Irvclia. «:3atecaV 23.1u_,t~:os.1 to 6 in tiiivil .am- a;, N-sis.5i§§~52'?"i"--i¢f,fiijdd wherein the said TIA»? fi@w§"fia§fiigi1mfi§diiar intarvanawf. ta afldra$a"tfiai1agéi"Eén¢h af"thé4suprame Caurt.
5."u_$ithV,ifihe$&,i*6b3ervation3, the Writ Patitimns $£3hfi~&iépn§Ed of.
'*3 $} ,£fiV.yiaw of diapaaal mf these Writ }PaEitififl§gi'i;i.Na.1f2fl04 daaa nut survive far cmfifiidarétibn as it has bacoma infructuaus. ESL'