High Court Patna High Court - Orders

Assistant Commissioner Of Income … vs M/S Sona Infotech Pvt.Ltd. on 17 October, 2011

Patna High Court – Orders
Assistant Commissioner Of Income … vs M/S Sona Infotech Pvt.Ltd. on 17 October, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       ---------

Miscellaneous Appeal No.799 of 2009

———

Assistant Commissioner Of Income Tax Circle-2,Patna
……………………………….. Appellant
Versus
M/S Sona Infotech Pvt.Ltd. back of Sahay Sadan,
Museum Road, Patna………………………Respondent

———

For the appellant :- Mrs. Archana Sinha,Advocate
For the Respondent:-Mr. Sanjeev Kumar,Advocate

———-

4 17-10-2011 Heard the parties.

By the order under appeal the Tribunal has

merely remanded the matter so that the mandatory

requirements of notice under section 143(2) of the Income

Tax Act may be complied first.

We are in agreement that there must be due

consideration of relevant facts at the notice stage and only

after valid notice under section 143(2) of the Income Tax

Act, the assessment proceeding can be carried out.

We find no merit in this appeal. It is accordingly

dismissed but without costs.

( Shiva Kirti Singh, J.)

( Shivaji Pandey,J)
Naresh
2