High Court Punjab-Haryana High Court

M/S Bharat Medical Store vs Union Of India And Others on 26 October, 2009

Punjab-Haryana High Court
M/S Bharat Medical Store vs Union Of India And Others on 26 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.

                            CWP No. 20806 of 2008

                      Date of Decision: October 26, 2009

M/s Bharat Medical Store

                                                                      ...Petitioner

                                     Versus

Union of India and others

                                                                   ...Respondents

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

            HON'BLE MR. JUSTICE JASWANT SINGH

Present:    Mr. Ravi Shankar, Advocate,
            for the petitioner.

            Ms. Urvashi Dhugga, Advocate,
            for respondent Nos. 2 and 4.

            Mr. Sanjay Bansal, Senior Advocate, with
            Mr. Prashant Bansal, Advocate,
            for respondent No. 3.


1.    To be referred to the Reporters or not?
2.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

It is not disputed that the petitioner has already filed appeal against

the order of assessment which has emanated from notice dated 18.10.2007 (P-1).

The allegation with regard to notice dated 18.10.2007 (P-1) is that it is a bogus

document in order to save the period of limitation. A perusal of the

memorandum of appeal (R-1) shows that similar grounds have been pleaded

before the Commissioner of Income-tax (Appeals) in respect of the assessment

year 2006-07 passed in pursuance to the impugned notice (P-1). It is also

conceded position that assessment order thereafter was passed on 28.12.2008 (P-
C.W.P. No. 20806 of 2008 2

14). Accordingly, once the remedy of appeal has been availed and is pending, we

are not inclined to entertain the petition. Moreso, disputed questions of fact are

involved which can be appropriately decided by the appellate forum.

Accordingly, the instant petition fails and the same is dismissed. However, it is

made clear that any observation made in this order shall not be construed as an

expression of opinion on the merit of the appeal.




                                                      (M.M. KUMAR)
                                                         JUDGE




                                                    (JASWANT SINGH)
October 26, 2009                                        JUDGE

Pkapoor