Gujarat High Court High Court

Dy vs State on 22 October, 2010

Gujarat High Court
Dy vs State on 22 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1464/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1464 of 2010
 

 
=========================================================

 

DY
DIRECTOR OF INCOME TAX (INVESTIGATION) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MAUNA M BHATT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
SN SOPARKAR, SR. ADV. WITH MRS SWATI SOPARKAR for Respondent(s) : 2 &
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/10/2010 

 

ORAL
ORDER

Heard
the learned advocates for the parties for final disposal of the
petition.

Income
Tax Department has filed this petition aggrieved by the order dated
1.7.2010 passed by the learned Chief Judicial Magistrate,
Gandhinagar, directing the Assessing Officer to make interim
assessment with respect to muddamal articles within 20 days after
which he would pass further order on an application for releasing
interim custody of muddamal articles, i.e. cash seized by the police
from respondent Nos.2 and 3.

It
is not disputed that the learned Magistrate did not have authority or
jurisdiction to pass such order. Without any further discussion,
therefore, the impugned order dated 1.7.2010 is quashed. Counsel for
respondent Nos.2 and 3, however submitted that the said respondents
would like to move an application in terms of proviso to sub-section
(1) of section 132B of the Income Tax Act. With respect to such
proposal, I do not express any opinion leaving it open to the
authorities to deal with the same in accordance with law. The
petition stands disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top