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 4, Cited by 0]

Calcutta High Court

Jmd Sounds Limited vs Union Of India And Others on 12 December, 2024

Author: Rajarshi Bharadwaj

Bench: Rajarshi Bharadwaj

OD -69

                                  WPO/1124/2024

                    IN THE HIGH COURT AT CALCUTTA
                   CONSTITUTIONAL WRIT JURISDICTION
                             ORIGINAL SIDE

                            JMD SOUNDS LIMITED

                                    VS
                       UNION OF INDIA AND OTHERS

BEFORE :
THE HON'BLE JUSTICE RAJARSHI BHARADWAJ
Date : 12th December, 2024

                                                                   Appearance :

                                                         Mr.Avijit Ghoshal, Adv.
                                                                    For petitioner

                                                      Mr. Prithu Dudheria, Adv.
                                                                For respondents

The Court : Learned Counsel for the petitioner submits that the petitioner challenges the notice issued under section 148 of the Income Tax Act, 1961 on the ground that the same has been issued by the jurisdictional assessing officer though in terms of section 151A of the said Act read with the notification dated 29th March 2022, such notice was required to be issued through the automated allocation, in accordance with the risk management strategy formulated by the Board as referred to section 148 of the said Act, for issuance of notice, in a faceless manner, to the extent provided in section 144B of the Act with reference to making assessment or re-assessment of the total income or loss of the assessee.

2

Learned counsel appearing for the Income Tax Department prays leave to file affidavit-in-opposition.

Let affidavit-in-opposition be filed within six week from date; reply, if any, within four weeks thereafter.

Taking into consideration the prima facie case as has been made out by the petitioner and the judgment of the Division Bench of this Court presided over by the Hon'ble The Chief Justice in the case of Girdhar Gopal Dalmia vs. Union of India & Others, in MAT/1690/2023 on 25th September 2023, whereby the Hon'ble Division Bench while considering the competence of the jurisdictional assessing officer to issue a notice under section 148 of the said Act, consequent upon publication of the scheme vide notification dated 29 th March 2022 and while admitting the appeal had stayed the said notice, I am of the view that no further steps should be taken by the respondents on the basis of the notice issued under section 148 of the said Act dated 26 th March, 2024 for the assessment year 2018-19 till the disposal of the writ petition.

Liberty to mention after expiry of the period for exchange of affidavits.

(RAJARSHI BHARADWAJ, J.) Sb/