JUDGMENT
1. By this petition, the petitioner has prayed that Notification No. S.O. 762(E), dated May 14, 2007 (see [2007] 291 ITR (St.) 101), introducing new forms for the purpose of filing the tax returns be quashed and set aside and till the final disposal of this petition, the operation and implementation of the said notification be stayed and the petitioners be permitted to file their income-tax returns in the “Saral” form, which was in force prior to the issuance of the notification dated May 14, 2007.
2. The petition was listed on July 27, 2007, when this Court issued notice and directed Mr. M.R. Bhatt to appear on behalf of the Income-tax Department and collect information as to how many assessees have filed tax returns as per new return forms, till July 27, 2007. Pursuant to the above direction, Mr. M.R. Bhatt learned Counsel for the Revenue, has submitted that till July 29, 2007, about 6,77,330 taxpayers have submitted their tax returns.
3. The case of the petitioner is that the new tax return forms introduced by virtue of the Notification dated May 14, 2007, are so complicated that it is impossible for a genuine taxpayer to file the returns with supporting details.
4. We do not accept this contention sought to be canvassed by learned Counsel for the petitioner, considering the fact that about 6,77,330 taxpayers (out of about 25 lakhs as stated by Mr. Mukesh Patel), have already filed their tax returns by July 29, 2007. Seeing the figures brought to our notice by Mr. M.R. Bhatt, it is difficult to accept the contention of the counsel for the petitioner.
5. Mr. Mukesh Patel has further brought to our notice that if there is some defect in the form, or a wrong information is found to be given, that forms will not be accepted by the Department.
6. Considering the submissions, we direct the Department to accept the return forms which are submitted by the taxpayers, subject to the genuine difficulty. After acceptance of those return forms, on scrutiny if it is found by the concerned officer that there was no genuine difficulty on the part of the taxpayer in giving the details required in various columns, finally those forms may be treated as not filed as required, and they will be subject to the final decision taken by the concerned officer. However, it is also made clear that if under the rules no annexures are required to be attached, no annexures shall be attached to the return form.
7. If the petitioners is not satisfied by the decision of the concerned officer, he will have to challenge the order of the concerned authority by way of petition individually.
8. With the above direction, the petition stands disposed of.
9. Notice is discharged.