High Court Punjab-Haryana High Court

Sukhwinder Singh vs Union Of India And Others on 5 February, 2009

Punjab-Haryana High Court
Sukhwinder Singh vs Union Of India And Others on 5 February, 2009
        In the High Court of Punjab and Haryana, Chandigarh

                      C.W.P. No. 1468 of 2009

                 Date of Decision: February 5, 2009

Sukhwinder Singh                                    ...Petitioner

                                Versus

Union of India and others                                 ...

Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

             HON'BLE MR. JUSTICE H.S. BHALLA

Present:     Mr. S.K. Mukhi, Advocate, with
             Mr. Rajiv Sharma, Advocate,
             Mr. Rajan Verma, Advocate,
             for the petitioner.

1.    Whether Reporters of local papers may be
      allowed to see the judgment?
2.    To be referred to the Reporters or not?
3.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

The assessee-petitioner has approached this Court for

quashing order of assessment dated 30.12.2008 (P-14), for the

assessment year 2006-2007, passed by the Income Tax Officer, Ward

No. 2, Sector 13, Karnal, alleging that the same is without jurisdiction

including all subsequent proceedings.

It is undisputed that the petitioner till 2005-2006 was

transacting his business within the territorial jurisdiction of the

Income Tax Officer, Ward No. 2, Sector 13, Karnal. He has been

filing his regular income tax return at Karnal. However, he filed the

return for the assessment year 2006-2007 with the ITO, Ward No. 38

(III), New Delhi and has claimed that even the PAN number allotted
C.W.P. No. 1468 of 2009 2
to him was also shifted. When the Assessing Authority, Karnal,

issued notice under Section 142 of the Income Tax Act, 1961, reply

was filed by the petitioner asserting that he has been assessed at New

Delhi. However, the Assessing Officer, after further issuing notices,

proceeded to frame best judgment assessment and notice was issued

for initiating penalty proceedings. It has also come on record that

against the order of the Assessing Officer, the petitioner has filed

appeal before the Commissioner of Income Tax (Appeals) for both

the years. The appeals were dismissed. It is admitted position that

the matter is pending in appeals before the Income Tax Appellate

Tribunal, New Delhi. The Assessing Officer has also rejected the

prayer of the assessee-petitioner for keeping the demand in abeyance.

Even the Additional Commissioner of Income Tax as well as

Commissioner of Income Tax have dismissed his application. Even

those orders are subject matter of appeal before the ITAT, New Delhi.

We have heard learned counsel and do not find any

ground to interfere with the orders of the Assessing Officer. The

matter regarding stay of the demand raised is pending before the

Tribunal. At this stage we cannot admit this petition as it would be

wholly premature. We also refrain from making any observation on

merit although some argument was advanced on the question of

jurisdiction and shifting of the ward. Accordingly, the writ petition

fails and the same is dismissed.



                                                (M.M. KUMAR)
                                                   JUDGE




                                                (H.S. BHALLA)
 C.W.P. No. 1468 of 2009           3
February 5, 2009          JUDGE
Pkapoor