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 1, Cited by 0]

Orissa High Court

Prafulla Kumar Mohapatra vs Principal Commissioner Of Income .... ... on 25 July, 2022

Author: S. K. Panigrahi

Bench: S. K. Panigrahi

                  IN THE HIGH COURT OF ORISSA AT CUTTACK
                                  W.P.(C) No.4059 of 2022

            Prafulla Kumar Mohapatra              ....            Petitioner
                                          Mr. P. K. Harichandan, Advocate
                                      -versus-
            Principal Commissioner of Income ....           Opposite Parties
            Tax-I, Bhubaneswar and others
                         Mr. Radheyshyam Chimanka, Sr. Standing Counsel

                       CORAM:
                       THE CHIEF JUSTICE
                       DR. JUSTICE S. K. PANIGRAHI

                                         ORDER

25.07.2022 Order No.

03. 1. In view of the order dated 8th August, 2017 in W.P.(C) No.6778 of 2017 (LG Electronics India Private Limited v. Pr. Commissioner of Income Tax) of the Delhi High Court, which has been affirmed by the Supreme Court of India by the order dated 20th July, 2018 in Civil Appeal No.6850 of 2018 (Principal Commissioner of Income Tax v. M/s. LG Electronics India Pvt. Ltd.), the impugned order of the Principal Commissioner of Income Tax (PCIT) in the present case is set aside and the matter is remanded to the Principal Commissioner of Income Tax-I, Bhubaneswar for a fresh decision without insisting on a minimum 20% deposit. The Principal Commissioner of Income Tax-I, Bhubaneswar will after hearing the Petitioner pass a fresh order not later than 12th September, 2022.

Page 1 of 2

2. Subject to the above order, the main appeal before the Commissioner of Income Tax (Appeal) be disposed of expeditiously and in any event, not later than 15th December, 2022.

3. The petition is disposed of accordingly.

(Dr. S. Muralidhar) Chief Justice (Dr. S. K. Panigrahi) Judge M. Panda Page 2 of 2