High Court Rajasthan High Court

Kedia Colonizers Ltd. vs Union Of India & Anr. on 17 December, 1999

Rajasthan High Court
Kedia Colonizers Ltd. vs Union Of India & Anr. on 17 December, 1999
Equivalent citations: (2000) 158 CTR Raj 481
Author: A Parihar


ORDER

Ashok Parihar, J.

Petitioner has challenged the notice dated 1-12-1999, issued under section 142(1) of the Income Tax Act, 1961, by which the petitioner has been asked to file his reply/explanation with supporting evidence. The notice has been challenged mainly on the ground that Tribunal had already deleted most of the amounts referred in the notice under challenge and further that appeal against the order of Tribunal filed by the Revenue is still pending before the Tribunal. Some mala fides have also been alleged against the assessing authority who has issued the notice.

2. After hearing counsel for the petitioner, I have carefully gone through the entire material on record and also the provisions of the Act of 1961.

3. Since only a notice has been issued and the petitioner has been asked to file his reply/explanation, in my opinion, no interference is called for by this Court, under its writ jurisdiction in the present matter, moreso, when after issuing notice under section 142, an assessment is to be made under section 143. The petitioner has a proper remedy of filing an appeal before the competent authorities under section 246 of the Act of 1961. Since adequate remedy has already been provided under the Act of 1961, no interference is called for by this Court in such matters under its jurisdiction.

Accordingly, I find no merit in the writ petition and the same is dismissed summarily.