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 3, Cited by 43]

Supreme Court - Daily Orders

Jeans Knit Private Ltd. Bangalore vs The Deputy Commissioner Of Income Tax ... on 8 December, 2016

Bench: A.K. Sikri, Abhay Manohar Sapre

                                                         1

                                       IN THE SUPREME COURT OF INDIA
                                        CIVIL APPELLATE JURISDICTION


                                   CIVIL APPEAL NO(S).11189/2016


     JEANS KNIT PRIVATE LTD. BANGALORE                                      APPELLANT(S)


                                                        VERSUS


     THE DEPUTY COMMISSIONER OF INCOME
     TAX BANGALORE, AND ORS                                                 RESPONDENT(S)




                                                        WITH

     C.A. No. 11190/2016, C.A. No. 11191/2016,     C.A. No. 11192/2016,
     C.A. No. 11193/2016, C.A. No. 11194/2016,     C.A. No. 11195/2016,
     C.A. No. 11196-11197/2016, C.A. No. 11198-11199/2016, C.A. No.
     11200-11201/2016, C.A. No. 11202/2016, C.A. No. 11203/2016, C.A.
     No. 11204/2016, C.A. No. 11205/2016, C.A. No. 11206/2016, C.A. No.
     11207/2016, C.A. No. 11208/2016, C.A. No. 11209/2016, C.A. No.
     11210/2016, C.A. No. 11211/2016, C.A. No. 11212/2016, C.A. No.
     11213/2016, C.A. No. 11214/2016, C.A. No. 11215/2016, C.A. No.
     11216/2016, C.A. No. 11217/2016,    C.A. No. 11218/2016, C.A. No.
     11219/2016, C.A. No. 11220/2016, C.A. No. 11221/2016, C.A. No.
     11222/2016, C.A. No. 11223/2016, C.A. No. 11224/2016, C.A. No.
     11225/2016, C.A. No. 11226-11228/2016, C.A. No. 11229/2016 and C.A.
     No. 11230/2016




                                                  O R D E R

We have heard learned counsel for the parties at length and all these matters can be disposed of by a short order.

Signature Not Verified Digitally signed by ASHWANI KUMAR Date: 2016.12.17 10:51:31 IST

Reason: We find that the High Courts in all these cases have dismissed the writ petitions preferred by the appellant/assessee herein 2 challenging the issuance of notice under Section 148 of the Income Tax Act, 1961 and the reasons which were recorded by the Assessing Officer for reopening the assessment. These writ petitions are dimsissed by the High Courts as not maintainable. The aforesaid view taken is contrary to the law laid down by this Court in Calcutta Discount Limited Company vs. Incom Tax Officer, Companies District I, Calcutta & Anr. [(1961) 41 ITR 191 (SC)]. We, thus, set aside the impugned judgments and remit the cases to the respective High Courts to decide the writ petitions on merits.

We may make it clear that this Court has not made any observations on the merits of the cases, i.e. the contentions which are raised by the appellant challenging the move of the Income Tax Authorities to re-open the assessment. Each case shall be examined on its own merits keeping in view the scope of judicial review while entertaining such matters, as laid down by this Court in various judgments.

We are conscious of the fact that the High Court has referred to the Judgment of this Court in Commissioner of Income Tax and others vs. Chhabil Dass Agarwal, [(2013) ITR 357 (SC)]. We find that the principle laid down in the said case does not apply to these cases.

During the pendency of these appeals, stay of re-assessment was granted, which shall continue till the disposal of the writ 3 petitions before the High Courts.

The appeals are allowed in the aforesaid terms.

......................J. [A.K. SIKRI] ......................J. [ABHAY MANOHAR SAPRE] NEW DELHI;

DECEMBER 08, 2016.

                                     4

                                REVISED

ITEM NO.101                COURT NO.8              SECTION IIIA

               S U P R E M E C O U R T O F     I N D I A
                       RECORD OF PROCEEDINGS

Civil Appeal No(s).    11189/2016


JEANS KNIT PRIVATE LTD. BANGALORE                  Appellant(s)


                                    VERSUS


THE DEPUTY COMMISSIONER OF INCOME TAX BANGALORE, AND ORS. Respondent(s) WITH C.A. No. 11190/2016 (With Interim Relief) C.A. No. 11191/2016 (With Interim Relief Office Report) C.A. No. 11192/2016 (With Interim Relief and Office Report) C.A. No. 11193/2016 (With Interim Relief and Office Report) C.A. No. 11194/2016 (With Office Report) C.A. No. 11195/2016 (With Interim Relief and Office Report) C.A. No. 11196-11197/2016 (With Interim Relief and Office Report) C.A. No. 11198-11199/2016 (With Interim Relief and Office Report) C.A. No. 11200-11201/2016 (With Interim Relief and Office Report) C.A. No. 11202/2016 (With Interim Relief and Office Report) C.A. No. 11203/2016 5 (With Interim Relief and Office Report) C.A. No. 11204/2016 (With Interim Relief and Office Report) C.A. No. 11205/2016 (With Interim Relief and Office Report) C.A. No. 11206/2016 (With appln.(s) for permission to file additional documents and Interim Relief and Office Report) C.A. No. 11207/2016 (With Interim Relief and Office Report) C.A. No. 11208/2016 Interim Relief and Office Report) C.A. No. 11209/2016 (With Interim Relief and Office Report) C.A. No. 11210/2016 (With appln.(s) for permission to file additional documents and appln.(s) for exemption from filing c/c of the impugned judgment and Interim Relief and Office Report) C.A. No. 11211/2016 (With Interim Relief and Office Report) C.A. No. 11212/2016 (With Interim Relief and Office Report) C.A. No. 11213/2016 (With Interim Relief and Office Report) C.A. No. 11214/2016 (With Interim Relief and Office Report) C.A. No. 11215/2016 (With Interim Relief and Office Report) C.A. No. 11216/2016 (With Interim Relief and Office Report) C.A. No. 11217/2016 (With Interim Relief and Office Report) C.A. No. 11218/2016 (With Interim Relief and Office Report) C.A. No. 11219/2016 (With Interim Relief and Office Report) 6 C.A. No. 11220/2016 (With Interim Relief and Office Report) C.A. No. 11221/2016 (With Interim Relief and Office Report) C.A. No. 11222/2016 (With Interim Relief and Office Report) C.A. No. 11223/2016 (With Interim Relief and Office Report) C.A. No. 11224/2016 (With Interim Relief and Office Report) C.A. No. 11225/2016 (With Interim Relief and Office Report) C.A. No. 11226-11228/2016 (With Interim Relief and Office Report) C.A. No. 11229/2016 (With Interim Relief and Office Report) C.A. No. 11230/2016 (With Interim Relief and Office Report) Date : 08/12/2016 These appeals were called on for hearing today.

CORAM : HON'BLE MR. JUSTICE A.K. SIKRI HON'BLE MR. JUSTICE ABHAY MANOHAR SAPRE For Appellant(s) Mr. Nageswar Rao, Adv.

Mr. Sandeep S. Karhail, Adv. Mr. Pukhrambam Ramesh Kumar,Adv. Mr. Uday Manaktala, Adv.

Mr. Jehangir Mistry, Sr. Adv. K. Parameshwar,Adv.

Mr. R. Sivaraman, Adv.

Mr. P. Vinay Kumar, Adv.

Mr. Bhargava V. Desai,Adv.

Ms. Akriti Dewan, Adv.

Mr. Pramit Saxena,Adv.

7

Mr. K.V. Jagdishvaran, Adv. Ms. G. Indira,Adv.

Mr. P. Vinay Kumar,Adv.

Mr. Arvind P. Datar, Sr. Adv. Mr. Arjun Krishnan,Adv.

Mr. M.V. Swaroop, Adv.

Mr. Arvind P. Datar, Sr. Adv. Mr. Suhrith Parthasathy, Adv. Ms. Rashmi Nanda Kumar, Adv. Mr. Gaurav Agrawal,Adv.

Mr. Ajay Vohra, Adv.

Ms. Kavita Jha, Adv.

Mr. Udit Naresh, Adv.

Mr. Anil Kumar Gautam,Adv.

Mr. Subramanium Prasad, Sr. Adv. Mr. P. Ramesh,Adv.

Mr. V. Vasudevan, Adv.

Mr. V. Ramasubramanian,Adv. Mr. B. Ramaswamy, Adv.

Mr. T. Srinivasa Murthy, Adv. Mr. Senthil Jagadeesan,Adv. Mr. Govind Manoharan, Adv.

Ms. Shruti Iyer, Adv.

Mr. Arvind P. Datar, Sr. Adv. Mr. Pratap Venugopal, Adv.

Ms. Surekha Raman, Adv.

Ms. Niharika, Adv.

Mr. Anuj Sarma, Adv.

Mr. Aman Shukla, Adv.

Ms. Kanika Kalaiyarasan, Adv. For M/s. K. J. John & Co.

Mr. Mayank Nagi, Adv.

Mr. Shekhar Prit Jha,Adv.

Mr. Jay Kishor Singh,Adv.

For Respondent(s) Mr. Arijit Prasad, Adv.

Mr. Ritesh Kumar, Adv.

Ms. Movita, Adv.

Mrs. Anil Katiyar,Adv.

Ms. Akhila, J. Adv.

8

UPON hearing the counsel the Court made the following O R D E R The appeals are allowed in terms of the signed order.

Pending application(s), if any, shall be disposed of accordingly.



         (Ashwani Thakur)                    (Rajinder Kaur)
           COURT MASTER                       COURT MASTER

(Signed order is placed on the file) 9 ITEM NO.101 COURT NO.8 SECTION IIIA S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No(s). 11189/2016 JEANS KNIT PRIVATE LTD. BANGALORE Appellant(s) VERSUS THE DEPUTY COMMISSIONER OF INCOME TAX BANGALORE, AND ORS. Respondent(s) WITH C.A. No. 11190/2016 (With Interim Relief) C.A. No. 11191/2016 (With Interim Relief Office Report) C.A. No. 11192/2016 (With Interim Relief and Office Report) C.A. No. 11193/2016 (With Interim Relief and Office Report) C.A. No. 11194/2016 (With Office Report) C.A. No. 11195/2016 (With Interim Relief and Office Report) C.A. No. 11196-11197/2016 (With Interim Relief and Office Report) C.A. No. 11198-11199/2016 (With Interim Relief and Office Report) C.A. No. 11200-11201/2016 (With Interim Relief and Office Report) C.A. No. 11202/2016 (With Interim Relief and Office Report) C.A. No. 11203/2016 (With Interim Relief and Office Report) 10 C.A. No. 11204/2016 (With Interim Relief and Office Report) C.A. No. 11205/2016 (With Interim Relief and Office Report) C.A. No. 11206/2016 (With appln.(s) for permission to file additional documents and Interim Relief and Office Report) C.A. No. 11207/2016 (With Interim Relief and Office Report) C.A. No. 11208/2016 Interim Relief and Office Report) C.A. No. 11209/2016 (With Interim Relief and Office Report) C.A. No. 11210/2016 (With appln.(s) for permission to file additional documents and appln.(s) for exemption from filing c/c of the impugned judgment and Interim Relief and Office Report) C.A. No. 11211/2016 (With Interim Relief and Office Report) C.A. No. 11212/2016 (With Interim Relief and Office Report) C.A. No. 11213/2016 (With Interim Relief and Office Report) C.A. No. 11214/2016 (With Interim Relief and Office Report) C.A. No. 11215/2016 (With Interim Relief and Office Report) C.A. No. 11216/2016 (With Interim Relief and Office Report) C.A. No. 11217/2016 (With Interim Relief and Office Report) C.A. No. 11218/2016 (With Interim Relief and Office Report) C.A. No. 11219/2016 (With Interim Relief and Office Report) C.A. No. 11220/2016 (With Interim Relief and Office Report) 11 C.A. No. 11221/2016 (With Interim Relief and Office Report) C.A. No. 11222/2016 (With Interim Relief and Office Report) C.A. No. 11223/2016 (With Interim Relief and Office Report) C.A. No. 11224/2016 (With Interim Relief and Office Report) C.A. No. 11225/2016 (With Interim Relief and Office Report) C.A. No. 11226-11228/2016 (With Interim Relief and Office Report) C.A. No. 11229/2016 (With Interim Relief and Office Report) C.A. No. 11230/2016 (With Interim Relief and Office Report) Date : 08/12/2016 These appeals were called on for hearing today.

CORAM : HON'BLE MR. JUSTICE A.K. SIKRI HON'BLE MR. JUSTICE ABHAY MANOHAR SAPRE For Appellant(s) Mr. Nageswar Rao, Sr. Adv.

Mr. Sandeep S. Karhail, Adv. Mr. Pukhrambam Ramesh Kumar,Adv. Mr. Uday Manaktala, Adv.

Mr. Jehangir Mistry, Sr. Adv. K. Parameshwar,Adv.

Mr. R. Sivaraman, Adv.

Mr. P. Vinay Kumar, Adv.

Mr. Bhargava V. Desai,Adv.

Ms. Akriti Dewan, Adv.

Mr. Pramit Saxena,Adv.

Mr. K.V. Jagdishvaran, Adv.

12

Ms. G. Indira,Adv.

Mr. P. Vinay Kumar,Adv.

Mr. Arvind P. Datar, Sr. Adv. Mr. Arjun Krishnan,Adv.

Mr. M.V. Swaroop, Adv.

Mr. Arvind P. Datar, Sr. Adv. Mr. Suhrith Parthasathy, Adv. Ms. Rashmi Nanda Kumar, Adv. Mr. Gaurav Agrawal,Adv.

Mr. Ajay Vohra, Adv.

Ms. Kavita Jha, Adv.

Mr. Udit Naresh, Adv.

Mr. Anil Kumar Gautam,Adv.

Mr. Subramanium Prasad, Sr. Adv. Mr. P. Ramesh,Adv.

Mr. V. Vasudevan, Adv.

Mr. V. Ramasubramanian,Adv. Mr. B. Ramaswamy, Adv.

Mr. T. Srinivasa Murthy, Adv. Mr. Senthil Jagadeesan,Adv. Mr. Govind Manoharan, Adv.

Ms. Shruti Iyer, Adv.

Mr. Arvind P. Datar, Sr. Adv. Mr. Pratap Venugopal, Adv.

Ms. Surekha Raman, Adv.

Ms. Niharika, Adv.

Mr. Anuj Sarma, Adv.

Mr. Aman Shukla, Adv.

Ms. Kanika Kalaiyarasan, Adv. For M/s. K. J. John & Co.

Mr. Mayank Nagi, Adv.

Mr. Shekhar Prit Jha,Adv.

Mr. Jay Kishor Singh,Adv.

For Respondent(s) Mr. Arijit Prasad, Adv.

Mr. Ritesh Kumar, Adv.

Ms. Movita, Adv.

Mrs. Anil Katiyar,Adv.

Ms. Akhila, J. Adv.

13

UPON hearing the counsel the Court made the following O R D E R The appeals are allowed in terms of the signed order.

Pending application(s), if any, shall be disposed of accordingly.



         (Ashwani Thakur)                    (Rajinder Kaur)
           COURT MASTER                       COURT MASTER

(Signed order is placed on the file)