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 0]

Delhi High Court

P C Financial Services Private Limited vs Deputy Director Of Income Tax (Inv.) - 8 ... on 4 July, 2022

Author: Manmohan

Bench: Manmohan, Manmeet Pritam Singh Arora

                              $~21
                              *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                              +      W.P.(C) 7546/2022
                                     P C FINANCIAL SERVICES PRIVATE LIMITED                  ..... Petitioner
                                                        Through:    Mr.Arvind Nayar, Sr.Advocate with
                                                                    Mr.Ajay Bhargava, Ms.Vanita
                                                                    Bhargava, Mr.Atul Pandey, Mr.Hirak
                                                                    Mukhopadhyay and Mr.Milind Jain,
                                                                    Advocates.

                                                        versus

                                     DEPUTY DIRECTOR OF INCOME TAX (INV.) - 8 (2) AND ORS.
                                                                                ..... Respondents
                                                  Through: Ms.Vibhooti Malhotra, Sr.Standing
                                                           Counsel with Mr.Shailendera Singh,
                                                           Jr.Standing Counsel and Mr.Ekansh
                                                           Dubey, Advocate.

                              %                           Date of Decision: 04th July, 2022
                              CORAM:
                              HON'BLE MR. JUSTICE MANMOHAN
                              HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                          JUDGMENT

MANMOHAN, J (Oral):

CM APPL.27995/2022
1. Present application has been filed on behalf of the Petitioner seeking modification of the order dated 31st May, 2022 passed by this Court by relying on the order dated 31st May, 2022 passed by a learned Single Judge of this Court in W.P.(C) 8514/2022, directing the Directorate of Enforcement to release a further amount of Rs. 25 crores in favour of the W.P.(C) No.7546/2022 Page 1 of 3 Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:05.07.2022 18:23:24 Petitioner to meet its essential expenditure as well as towards salaries of employees.
2. At the outset, learned counsel for the Respondents submits that the present application is unsustainable, as the orders dated 17th December, 2021 assailed in the present petition issued under Section 132(9B) of the Income Tax Act, 1961 ('the Act') have expired on 17th June, 2022 due to operation of law. She states that since the subsequent orders dated 16th June, 2022 under Section 281B of the Act passed by the Assessing Officer, being ACIT, Central Circle-25, New Delhi have neither been challenged nor the Assessing officer has been impleaded, as a respondent, the present proceedings are infructuous.
3. Learned counsel for the Respondents further states that no amount has been released by the Directorate of Enforcement in pursuance to the order dated 31st May, 2022 passed by the learned Single Judge in WP(C) 8514/2022.
4. She also states that an application has been filed by the Enforcement Directorate before the Supreme Court in SLP(C) 7551/2022 assailing the Petitioner's conduct of approaching the learned Single Judge of this Court in W.P.(C) 8514/2022 even when the Supreme Court is seized of the controversy, on the ground of 'forum shopping'.
5. Learned senior counsel for the petitioner seriously refutes the contention of 'forum shopping'. He states that WP(C) 8514/2022 had been filed as it pertains to a different cause of action. He, however, admits that in view of the subsequent orders dated 16th June, 2022 under Section 281B of the Act passed by the Assessing Officer, being ACIT, Central Circle-25, New Delhi, the petitioner would need to file a fresh writ petition.
W.P.(C) No.7546/2022 Page 2 of 3 Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:05.07.2022 18:23:24
6. This Court is of the view that as the impugned orders dated 17th December, 2021 have expired on 17th June, 2022 due to operation of law, the present writ petition is infructuous.
7. Accordingly, the present writ petition along with application is disposed of with liberty to the petitioner to file a fresh proceeding in accordance with law to challenge the orders dated 16th June, 2022 passed under Section 281B of the Act. It is clarified that this Court has not expressed any opinion on the merits of the controversy. The rights and contentions of all the parties are left open.
8. The next date of hearing is cancelled.

MANMOHAN, J MANMEET PRITAM SINGH ARORA, J JULY 4, 2022 TS W.P.(C) No.7546/2022 Page 3 of 3 Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:05.07.2022 18:23:24