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 2, Cited by 3]

Rajasthan High Court - Jaipur

Parshvanath Finvest Private Limited vs Income Tax Department on 16 November, 2022

Bench: Vijay Bishnoi, Vinod Kumar Bharwani

      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

                 D.B. Civil Writ Petition No. 16879/2022

Parshvanath Finvest Private Limited, Having Office At F-32, F-32,
Ajad Marg, Behind, Bjp Ofice, C-Scheme, Jaipur-302001 Through
Its Director Mr. Ajay Gangwal S/o Anup Chand Gangwal, Aged
About 53 Years, R/o 112, Kailash Puri, Tonk Road, Jaipur.
                                                                     ----Petitioner
                                     Versus
1.     Income Tax Department, ITO WD 6(2), New Central
       Revenue Building, Bhagwan Das Road, Jaipur, Rajasthan-
       302005.
2.     Central Board Of Direct Taxes, Through Chairperson,
       Type-7, Bungalow No. 75, New Moti Bagh, New Delhi-
       110021
                                                                  ----Respondents

For Petitioner : Mr. Prakul Khurana Mr. Rajat Sharma Mr. Aryan Singh For Respondent No.1 : Mr. N.S. Bhati for Mr. Anuroop Singhi HON'BLE MR. JUSTICE VIJAY BISHNOI HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI Order 16/11/2022 Issue notice to the respondents.

Mr. N.S. Bhati for Mr. Anuroop Singhi accepts notice on behalf of the respondent No.1.

Let notices be issued to the respondent No.2 only. In challenging the notice dated 27.07.2022 (Annexure-11) issued under Section 148 of the Income Tax Act, 1961 (hereinafter to be referred as 'the IT Act'), the submission of Mr. Prakul (Downloaded on 16/11/2022 at 09:42:44 PM) (2 of 2) [CW-16879/2022] Khurana learned counsel for the petitioner is that the aforesaid notice is wholly without jurisdiction as it has been issued in violation of the notification dated 29.03.2022, issued by the Ministry of Finance, Department of Revenue, Central Board of Direct Taxes.

The submission proceeds that by the said notification, a scheme has been formulated whereunder issuance of notice under Section 148 of the IT Act has to be through automated allocation and in a faceless manner, whereas in the instant case, the aforesaid procedure has not been followed, rather the notice has been issued by a particular person and not in a face less manner.

Learned counsel for the respondent No.1 prays for and is allowed one month's time for filling counter affidavit. Two weeks thereafter is allowed to learned counsel for the petitioner to file rejoinder affidavit.

List for admission/final disposal immediately after six weeks along with D.B. Civil Writ Petition No.16435/2022.

Till the next date of listing, further proceedings pursuant to the impugned notice dated 27.07.2022 (Annexure-11) shall remain stayed.

(VINOD KUMAR BHARWANI),J (VIJAY BISHNOI),J Abhishek Kumar S.No.14 (Downloaded on 16/11/2022 at 09:42:44 PM) Powered by TCPDF (www.tcpdf.org)