Rajasthan High Court - Jodhpur
Great Pacific General Trading Company vs Union Of India & Ors on 27 February, 2018
Author: Vijay Bishnoi
Bench: Vijay Bishnoi
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 2426 / 2018
Great Pacific General Trading Company (Limited Liability
Partnership), Through Its Designated Partner Shri Aditya Lodha
S/o Kushal Chand Lodha, R/o 947, PRM Plaza, 10 D Road,
Sardarpura Jodhpur, Having Its Registered Office At Flat No. 704,
Senate Building No. 12, Lokhandwala Township, Akurli Road, Kandi
Vili (E), Mumbai, Maharashtra.
----Petitioner
Versus
1. Union of India, Through the Secretary, Ministry of Finance,
Department of Revenue, North Block New Delhi.
2. The Approving Authroity Under Prohibition of Benami Property
Transaction Act, 1988, Room No. 239, New Central Revenue
Building, Income Tax Office, Statue Circle, Jaipur, Rajasthan.
3. The Initiating Officer, Under Prohibition of Benami Property
Transaction Act, 1988, Room No. 250, New Central Revenue
Building, Income Tax Office, Statue Circle, Jaipur, Rajasthan.
4. The Adjudicating Authority (Probhibition of Benami Property
Transaction Act, 1988), Office of Adjudicating Authority,
Department of Revenue, Ministry of Finance Room No. 26, 4th
Floor, Jeeven Deep Building, Parliament Street, New Delhi, 10001.
5. The Deputy Director of Income Tax Department (Investigation)-
I, Room No. 240, Statue Circle, Jaipur.
----Respondents
_____________________________________________________
For Petitioner(s) : Mr Anil Bhansali
0
Row 1 ____________________________________________________
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order 27/02/2018 This writ petition is filed by the petitioner, which is a registered Limited Liability Partnership registered under the Limited Liability Partnership Act, 2008 through its designated partner while claiming following reliefs:
(2 of 5) [CW-2426/2018] "It is therefore, most humble and respectfully prayed that this writ petition may kindly be allowed; and by an appropriate writ, order or direction
(i) By an appropriate writ, order of direction, the provisional attachment order dated 18.11.2017 passed by the respondent no.3 (Ann.10) be declared illegal and be quashed and set aside; and
(ii) By an appropriate writ, order of direction the proceedings under section 26 of the Act of 1988 before the Adjudicating Authority be declared illegal and be quashed and set aside;
(iii) By an appropriate writ order or direction the respondents may kindly be directed to vacate the attachment, release the bank accounts as well as the properties (movable/immovable) belonging to the petitioner LLP and its designated partner Shri Aditya Lodha.
(iv) By an appropriate writ, order or direction it may be declared that the provisions of the Act of 1988 are not attracted to the affairs and property of the petitioner;
(v) By an appropriate writ, order or direction, respondents may be restrained from making any attachment/recovery, by adopting any coercive measure; and
(vi) Any other appropriate direction or order which this Hon'ble Court deems fit in the facts and circumstances of the case may kindly be granted."
Brief facts of the case are that search and seizure proceeding under the provisions of Income Tact Act was conducted against the petitioner on 10.08.2017. During the course of search operation, Income Tax Authorities seized certain documents and statements of some persons were recorded under Section 132(4) of the Income Tax Act. Thereafter the Deputy Director of Income Tax (Investigation)-I, Jaipur vide letter dated 18.08.2017 sent a reference to the respondent No.3 - Deputy Commissioner (Benami (3 of 5) [CW-2426/2018] Prohibition), Rajasthan and Initiating Officer (Prohibition of Benami Property Transaction Act, 1988) and on the basis of the said information received from the Income Tax Department, respondent No.3 issued a show cause notice under Section 24(1) of the Prohibition of Benami Property Transactions Act, 1988 (hereinafter to be referred as 'the PBPT Act') to two persons viz. Aditya Parakh and Tara Chand Parakh and copy of the said notice under Section 24(1) of the PBPT Act was also endorsed to the designated partner of the petitioner Shri Aditya Lodha. The said show cause notice was issued on 21.08.2017 and simultaneously, one of the bank accounts of the petitioner was also provisionally attached under Section 24(3) of the PBPT Act on 21.08.2017.
After issuance of show cause notice under section 24(1) of the PBPT Act, an enquiry was conducted by the respondent No.3 and after taking into consideration the reply to the show cause notice filed by Aditya Parakh and Tara Chand Parakh, the respondent No.3 passed an order under Section 24(4) of the PBPT Act on 18.11.2017 and referred the matter to the adjudicating authority. On receiving the said reference under Section 24(5) of the PBPT Act, the adjudicating authority - respondent No.4 issued a show cause notice to Shri Aditya Lodha under section 26(1) of the PBPT Act on 18.12.2017 and asked him to submit his response by 30.01.2018 either personally or through an advocate/authorized representative.
Being aggrieved with this, the petitioner has preferred this writ petition while claiming the reliefs as quoted above.
Learned counsel for the petitioner has submitted that (4 of 5) [CW-2426/2018] the order dated 18.11.2017 passed by the respondent No.3 is absolutely illegal and, therefore, the same deserves to be quashed and set aside.
It is contended that the transaction questioned by the respondent No.3 in the order dated 18.11.2017 does not fall in the category of benami transaction.
It is contended that Shri Aditya Lodha being a partner in the firm cannot be termed as benamidar and, therefore, the respondent No.4 has no jurisdiction to issue notice to Shri Aditya Lodha while exercising powers under Section 26(1) of the PBPT Act.
Learned counsel for the petitioner has referred to the definitions of "benami property, benami transaction, benamidar and beneficial owner" as provided in Section 2 of the PBPT Act and has argued that from bare reading of the above definitions, it is clear that no case is made out against Shri Aditya Lodha and, therefore, the order impugned dated 18.11.2017 and all the consequential proceedings including the notice dated 18.12.2017 be quashed and set aside.
Heard learned counsel for the petitioner and perused the material available on record.
Respondent No.3 in the impugned order has taken into consideration the information received from the Income Tax Department as well as the reply to the show cause notice filed on behalf of Aditya Parakh and Tara Chand Parakh and after recording detailed reasons has passed the order under Section 24(4) of the (5 of 5) [CW-2426/2018] PBPT Act.
The respondent No.3 has formed a prima facie opinion that the property in question is being held by the benamidar and it is a fit case to refer it to the adjudicating authority.
After hearing learned counsel for the petitioner and after perusing the material available on record and the order dated 18.11.2017 passed by the Initiating Officer under Section 24(4) of the PBPT Act, it cannot be said that the respondent No.3 has passed the order dated 18.11.2017 without there being any material on record. This Court at this stage cannot record a finding to the effect that Shri Aditya Lodha cannot be termed as benamidar or the property in question is not a benami property. It is for the adjudicating authority to adjudicate upon the matter, referred to it by the Initiating Officer, after providing opportunity of hearing to Shri Aditya Lodha as per the provisions of Section 26 of the PBPT Act.
Hence, no case for interference is made out, therefore, the writ petition fails and is hereby dismissed in limine.
Stay petition also stands dismissed.
(VIJAY BISHNOI),J.
m.asif/PS