Supreme Court - Daily Orders
Acit, Cen Cir 28, New Delhi vs M/S Wyzax Surrogacy Consultants on 16 January, 2026
1
ITEM NOS.8+60 COURT NO.7 SECTION XIV
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
SPECIAL LEAVE PETITION (CIVIL) Diary No.70484/2025
[Arising out of impugned final judgment and order dated 23-10-2024
in WP No. 14867/2024 passed by the High Court of Delhi at New
Delhi]
ACIT, CEN CIR 28, NEW DELHI Petitioner(s)
VERSUS
M/S WYZAX SURROGACY CONSULTANTS Respondent(s)
(IA No. 6844/2026 - CONDONATION OF DELAY IN FILING SLP) WITH Diary No.71992/2025 (XIV) (IA No. 9414/2026 - CONDONATION OF DELAY IN FILING SLP) SPECIAL LEAVE PETITION (CIVIL) Diary No.74315/2025 (IA No. 9857/2026 - CONDONATION OF DELAY IN FILING SLP) WITH Diary No.74744/2025 (XIV) (IA No. 12964/2026 - CONDONATION OF DELAY IN FILING SLP) Date : 16-01-2026 These matters were called on for hearing today. CORAM :
HON'BLE MR. JUSTICE J.B. PARDIWALA HON'BLE MR. JUSTICE K.V. VISWANATHAN For Petitioner(s) :
Mr. S Dwarakanath, A.S.G. Mr. Rupesh Kumar, Sr. Adv.
Ms. Madhulika Upadhyay, AOR Mr. Praneet Pranav, Adv.
Mr. Udit Dedhiya, Adv.
Mr. Chandra Kant Sharma, Adv.
Mrs. Sushma Verma, Adv.
For Respondent(s) :Signature Not Verified
UPON hearing the counsel the Court made the following Digitally signed by VISHAL ANAND Date: 2026.01.16 16:44:01 IST Reason: O R D E R
1. Delay condoned.2
2. These Special Leave Petitions are squarely covered by the Judgment of this Court rendered on 3-10-2024 in “Union of India & Ors. vs. Rajeev Bansal” (Civil Appeal No.8629/2024 etc.) 2024 (11) Scale 473.
3. In view of the above, the petitions filed by the Revenue are disposed of. The assessee will be governed by reasons discussed in the said Judgment.
4. The assessing officers will dispose of the objections in terms of the law laid down by this Court. Thereafter, the assessees who are aggrieved will be at liberty to pursue all the rights and remedies in accordance with law, save and except for the issues which have been concluded in the Judgment.
5. Pending applications, if any, also stand disposed of.
(VISHAL ANAND) (POOJA SHARMA) ASTT. REGISTRAR-cum-PS COURT MASTER (NSH)