HIGH COURT OF JAMMU AND KASHMIR AT JAMMU. LPAOW no. 53 of 2009 Pankaj Dutta Petitioners Income Tax Officer & anr Respondent !Mr. Sachin Sharma, Advocate ^ Mr. D. S. Thakur, Advocate Honble Mr. Justice Dr. Aftab H. Saikia, Chief Justice Honble Mr. Justice J. P. Singh, Judge Date: 01.06.2010 :J U D G M E N T :
Dr. Saikia, CJ:
Heard Mr. Sachin Sharma, learned counsel for the appellant as well as Mr. D. S. Thakur, learned
counsel for respondent no.1.
This Letters Patent Appeal has been preferred against the judgment and order dated 6.11.2009
passed by the Writ Court in OWP no. 338/2009 while disposing of OWP no. 259/2009 along
with other connected petitions by the aforesaid common judgment, holding that since the
appeal preferred by the appellant was pending before the Commissioner of Income Tax
(Appeals), Jammu and the appellant had also moved an application for stay of the demand
before the Income Tax Officer/respondent no. 1, due to availability of the efficacious remedy,
the writ jurisdiction could not be invoked.
The appellant herein is an assessee, and, being an individual Unit, has filed the return as regards
his income under the Income Tax Act (for short the Act). The return so submitted by the
appellant, was re-assessed by the Income Tax authorities, particularly respondent no. 1. Being
aggrieved by it, the appellant moved to the Commissioner of Income Tax, Appellate Authority
and, in the meantime, he also preferred an application under Section 220(6) of the Act for stay
of the assessment order before the Assessing Authority.
Having duly considered his application for stay, the Assessing Authority, without passing any
stay order as sought for, granted relief to the appellant by way of directing him to pay 50% of
the demand pending disposal of the appeal.
Being dissatisfied with the action of the respondent no. 1 not granting the stay of the demand,
the appellant initiated writ proceedings through OWP no. 338/2009.
The Writ Court, having heard learned counsel for the parties, including the Revenue, came to
the finding that, since the appellant had already preferred an appeal before the Appellate
Authority and also as the appellant was directed to pay 50% of the demand as an interim relief,
in the backdrop of the present facts and circumstances of the case, the invocation of extra
ordinary writ jurisdiction was not warranted and, accordingly, the writ petition was dismissed.
Hence, this LPA before this Court.
It will be apt and necessary for the sake of convenience and for disposal of this appeal to refer
to the provisions of Section 220(6) of the Income Tax Act, 1961.
220(6). Where as assessee has presented an appeal under section 246, the Assessing officer may,
in his discretion and subject to such conditions as he may think fit to impose in the
circumstances of the case, treat the assessee as not being in default in respect to the amount in
dispute in the appeal, even though the time for payment has expired, as long as such appeal
remains undisposed of.
A close reading of the above provision of law would clearly indicate that the assessing officer
in his discretion only can pass necessary orders till the disposal of the appeal. Since the power
to be exercised by the Assessing Authority is purely discretionary and admittedly the main
appeal is also pending before the Appellate Court for its disposal, we are of the considered
view that the discretion which was exercised by the Assessing Authority/respondent no.1 given
in the facts and circumstances of the case, was in accordance with the established principles of
law, equity and justice. According to us, it was not a fanciful or arbitrary exercise of discretion.
It is accepted that exercise of discretionary power can be interfered with by the High Court
only if the order passed is violative of some fundamental or basic principles of justice and fair
play or suffers from any patent or flagrant error.
In view of the facts situation so projected in this appeal, it may be safely held that refusal of
granting of stay order as sought for, did not infringe or contravene any legal right or, to say,
fundamental right enforceable by the appellant under Article 226 of the Constitution of India.
That being so, we do not find any merit in this appeal and the same stands dismissed.
No costs.
(J. P. Singh) (Dr. Aftab H. Saikia)
Judge Chief Justice
Jammu:
01.06.2010
Tilak, Secy.