Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramswaroop Parasram Mundra And 3 ... vs The Commissioner Of Income Tax-Ii
2016 Latest Caselaw 2371 Bom

Citation : 2016 Latest Caselaw 2371 Bom
Judgement Date : 6 May, 2016

Bombay High Court
Ramswaroop Parasram Mundra And 3 ... vs The Commissioner Of Income Tax-Ii on 6 May, 2016
Bench: B.P. Dharmadhikari
                                                    1         wp2423.03 & wp1455.04

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                  
                               NAGPUR BENCH : NAGPUR




                                                         
            (I)      WRIT PETITION NO.2423 OF 2003

    1) Ramswaroop s/o Parasram Mundra,




                                                        
       aged about 68 years, r/o Sindi
       (Railway), Tahsil Seloo, District
       Wardha.




                                                   
    2) M/s. Jagdishprasad Ramswaroop,
       a partnership firm, through its
                                 
       partner Mr. Ramswaroop s/o
       Parasram Mundra, aged about
       68 years, r/o Sindi (Railway),
                                
       Tahsil Seloo, District Wardha.

    3) Nandkishore s/o Ramswaroop
       Mundra, aged about 45 years,
      


       r/o Sindi (Rly), Tahsil Seloo,
       District Wardha and also at
   



       37-A, Ajit Colony, Jodhpur
       (Rajasthan).

    4) Nandkishor Mundra (HUF),





       through its Karta Nandkishore
       s/o Ramswaroop Mundra,
       aged about 45 years, r/o
       Sindi (Rly), Tahsil Seloo,
       District Wardha and also at





       37-A, Ajit Colony, Jodhpur
       (Rajasthan).                                     ...            Petitioners

                     - Versus -

    The Commissioner of Income Tax-II,
    Nagpur.                            ...                             Respondent
                                       ----------




        ::: Uploaded on - 07/05/2016                      ::: Downloaded on - 08/05/2016 00:01:24 :::
                                                            2     wp2423.03 & wp1455.04

    Shri M.G. Bhangde, Senior Advocate for petitioners.




                                                                                       
    Shri A. Parchure, Advocate and Shri B. Mohta, Advocate




                                                               
    for respondent.
                                       ----------------
            (II)     WRIT PETITION NO.1455 OF 2004




                                                              
    1) Sudhir s/o Ramswaroop Mundra,
       aged about 43 years, r/o 20/3,
       Priyadarshini Colony, near RTO,
       Nagpur and c/o Aditya Chemicals,




                                                    
       Pipar City, District Jodhpur.
                                 
    2) Sudhir Mundra (HUF), through
       its Karta Sudhir s/o Ramswaroop
       Mundra, aged about 43 years,
                                
       r/o 20/3, Priyadarshini Colony,
       near RTO, Nagpur and c/o
       Aditya Chemicals, Pipar City,
       District Jodhpur.
      
   



    3) M/s. Aditya Chemicals, a
       partnership firm, having its
       place of business at Pipar City,
       Jodhpur, through its partner





       Sudhir Mundra, aged about
       43 years, r/o 20/3, Priyadarshini
       Colony, near R.T.O., Nagpur
       and c/o Aditya Chemicals,
       Pipar City, District Jodhpur.     ...                                Petitioners





                     - Versus -
    The Commissioner of Income Tax-I,
    Nagpur.                           ...                              Respondent
                                       -----------------
    Shri M.G. Bhangde, Senior Advocate for petitioners.
    Shri A. Parchure, Advocate and Shri B. Mohta, Advocate




        ::: Uploaded on - 07/05/2016                           ::: Downloaded on - 08/05/2016 00:01:24 :::
                                                           3     wp2423.03 & wp1455.04

    for respondent.




                                                                                      
                                       ----------------




                                                              
            Date of reserving the judgment                       : 22/03/2016
            Date of pronouncing the judgment : 06/05/2016

                                              CORAM :    B.P. DHARMADHIKARI AND 




                                                             
                                                                   P.N. DESHMUKH, JJ.
                                              DATED  :    MAY  06,  2016




                                                    
    JUDGMENT (PER P.N. DESHMUKH, J.) :

Both these petitions having similar facts can

be disposed of by this common judgment.

2) In Writ Petition No. 2423/2003, challenge is to

order dated 10/4/2003 passed by respondent whereby

petitioners' cases under the Income Tax Act, 1961

(hereinafter referred to as "the Act") are transferred

from Wardha (Maharashtra) to Jodhpur (Rajasthan)

while in Writ Petition No. 1455/2004 challenge is to

similar orders passed on 15/12/2003 and 28/1/2004 by

respondent whereby income tax cases of petitioners

therein are transferred from Nagpur (Maharashtra) to

Jodhpur (Rajasthan).

In Writ Petition No. 2423/2003 by interim order

4 wp2423.03 & wp1455.04

dated 24/6/2003 and in Writ Petition No. 1455/2004 by

interim order dated 26/3/2004, the parties were

directed to maintain status quo.

3) Following facts would be necessary to reveal

the controversy involved in the petitions :

Facts in Writ Petition No. 2423/2003 are that

petitioner no.1 is the Managing Partner of the firm

M/s. Jagdishprasad Ramswaroop (petitioner no.2). The

petitioner no.1 controls overall financial and other

affairs of the firm as well as of the Mundra family and

all the connected family business concerns. The place

of residence of petitioner no.1 as well as the place of

business of petitioner nos.1 and 2 is at Sindi (Railway),

Tahsil Seloo, District Wardha (Maharashtra). The

petitioner no.2 firm consists of 3 partners, namely,

petitioner no.1 Mr. Ramswaroop Mundra, Smt. Vidya w/o

Nandkishore Mundra and Smt. Asha w/o Sudhir Mundra

and is engaged in the business of cotton ginning. The

factory of this firm is situated at village Sindi (Railway),

5 wp2423.03 & wp1455.04

Tahsil Seloo, District Wardha. This is the main and

oldest business of the Mundra family, which is being

carried on since 1947. For all these years, the

petitioner nos.1 and 2 are being assessed to Income

Tax at Wardha only. No part of activity of the said

business is carried on from any place other than

Wardha/Sindi (Railway). The petitioner nos.1 and 2 are

assessed under the Act by the Income Tax Officer, A-

Ward, Wardha and their assessments are finalized upto

31.3.2002. The return of Income Tax was due to be

filed in the month of October 2003.

4) The petitioner no.3 is the elder son of the

petitioner no.1. The petitioner no.3 resides at Sindi

(Railway) and also at Jodhpur for the purpose of

business. The petitioner no.4 is a Hindu Undivided

Family of which petitioner no.3 is the Karta. The

petitioner no.4 is running its business, namely,

manufacture of hydrated lime in the name and style of

M/s. Shivam Chemicals at Pipar City. The petitioner

6 wp2423.03 & wp1455.04

no.3 derives income by way of interest from

M/s. Shivam Chemicals. The petitioner nos. 3 and 4 are

being assessed under the Act since beginning by the

Income Tax Officer, A-Ward, Wardha. Their assessments

are finalised upto 31.3.2002 and the return of income

for the year 2002-03 was due to be filed in the month

of October 2003.

5) The Income Tax Department carried out search

and seizure operation under Section 132 of the Act at

the business/residential premises of the petitioners/

Mundra family, of which the petitioner no.1 is the Head

at Jodhpur and Sindi (Railway), on 20/21.12.2002.

6) Thereafter the Deputy Commissioner of

Income Tax-II (Hq.) for the respondent sent identical

letters dated 11.3.2003 to each of the petitioners

proposing to transfer the cases of petitioners from the

jurisdiction of the Income Tax Officer, Wardha to the

Assistant Commissioner of Income Tax, Central Circle-II,

7 wp2423.03 & wp1455.04

Jodhpur under the provisions of Section 127 of the Act.

It was stated in that letter that the cases of Mundra

group are to be centralised for the purpose of

coordinated investigations and assessments in Jodhpur

and objections, if any, were invited from the petitioners.

The petitioners vide separate, but identical replies

submitted in the office of the respondent on 19.3.2003,

objected to transfer of their cases from Wardha

(Maharashtra) to Jodhpur (Rajasthan). In short, the

petitioners contended that they were being regularly

assessed to Income Tax since beginning at Wardha, the

petitioner no.1 controls the overall financial and other

affairs of the family and resides at Sindi (Railway), it

would be highly inconvenient and difficult to attend

assessment proceedings at Jodhpur, which is at a

distance of 1100 kms. from Wardha and transfer of

cases to Jodhpur was not necessary for the alleged

coordinated investigation.



    7)               On 28/5/2003 a copy of the order dated





                                                   8          wp2423.03 & wp1455.04

10.4.2003 passed by the respondent is served upon the

petitioners. By that order passed under Section 127 of

the Act, the respondent has ordered transfer of Income

Tax cases of the petitioners from Wardha to Jodhpur.

According to respondent, transfer of these cases from

Wardha to Jodhpur is necessitated to centralise all the

cases of Mundra group for facilitating coordinated,

systematic and centralised investigation/enquiry. The

petitioners are aggrieved by this order and seek to

challenge the same by the instant petition.

8) Insofar as Writ Petition No. 1455/2004 is

concerned, facts are that petitioner no.1 is the Karta of

petitioner no.2 Hindu Undivided Family and the

Managing Partner of the firm (petitioner no.3), which is

registered with the Registrar of Firms, Nagpur vide

Registration No. NGP-516/1989-90. The place of

residence of petitioner no.1 is at Nagpur as well as at

Pipar City, District Jodhpur. Since beginning, the

petitioners are being assessed under the Act at Wardha

9 wp2423.03 & wp1455.04

and since the year 1996 at Nagpur. The assessment of

the petitioners is finalised upto 31.3.2002. The father

of the petitioner no.1 resides and carries on business at

Sindi (Railway), District Wardha. The father of

petitioner no.1 controls overall financial and other

affairs of Mundra family and all the connected family

business concerns. ig He also attends the Income Tax

cases of the petitioners and other family members and

family business concerns.

9) The petitioner no.1 derives income by way of

interest and his share of profit in the partnership firm,

namely, petitioner no.3 M/s. Aditya Chemicals. This

firm carries on the business of manufacture of Hydrated

Lime and Quick Lime. Raw material that is required for

this factory is Lime Stone, which is available at 5 places

only in the entire country. These places are Gotan

(Rajasthan), which is 40 kms. from the factory, (ii)

Dehradun, (iii) Katni, (iv) Veraval and

(v) Dronachalam. The quality of lime available at

10 wp2423.03 & wp1455.04

Gotan is very good among the aforesaid five places

and, therefore, factory run by the firm M/s. Aditya

Chemicals is situated at Pipar City, which is at a

distance of 40 kms. from Gotan. Although

manufacturing activity is done at Pipar city, sales of

the products of M/s. Aditya Chemicals are entirely

effected to various Industries in Maharashtra, Andhra

Pradesh, Karnataka, Tamil Nadu, Gujarat, etc. No part

of the product of M/s. Aditya Chemicals is sold

anywhere in the State of Rajasthan. The principal place

of business of this firm is located at Nagpur in

Maharashtra. The firm is registered with the Registrar

of Firms, Nagpur vide Registration No. NGP-516/1989-

90. Income from this business arises only upon sale of

the product, namely, Hydrated Lime, which is effected

in Maharashtra, Andhra Pradesh, Tamil Nadu, Karnataka

and Gujarat. The source of income is sale of the

product and not the manufacture of the product. Entire

income arises in Maharashtra, Andhra Pradesh, Tamil

Nadu, Karnataka and Gujarat according to well

11 wp2423.03 & wp1455.04

accepted principle of law of Income Tax, which says

that income accrues and arises on sale only. The audit

of the accounts of this firm is conducted at Nagpur and

the Auditors are stationed at Nagpur. The books of

accounts of this firm are maintained at Pipar City

because manufacturing activity is carried on at Pipar

City. The petitioner no.2 is doing the business of `Petro

Coke', which is manufactured by `Reliance Industries,

Gujarat' in the name and style of M/s. Sumedha

Enterprises'. The petitioner no.2 gets his commission

from manufacturer in respect of sales effected by him

to various purchasers. Entire transactions are done on

telephone. The income from these transactions

accrues in the States of Rajasthan, Gujarat, Uttar

Pradesh and Haryana. The petitioner no.2 is also doing

business of mining of lime stone under name and style

of Uttam Chuna Patthar Udyog at Gotan. The lime

stone obtained after mining is supplied to M/s. Aditya

Chemicals mainly. This business is on the verge of

closure due to exhaustion of the mines.

                                                      12          wp2423.03 & wp1455.04




                                                                                    
    10)              The Income Tax Department carried out search




                                                            

and seizure operation under Section 132 of the Act at

the business as well as the residential premises of the

petitioners/Mundra family at Jodhpur and Sindi

(Railway) on 20/21.12.2002.

11)

Thereafter, the Income Tax Department served

communications dated 9/4/2003 on the petitioners

proposing to transfer the cases of the petitioners from

the file of A.C.I.T. Circle-I, Nagpur to A.C.I.T. (Central)-II,

Jodhpur under the provisions of Section 127 of the Act.

The petitioners by their letters dated 16/4/2003

requested the Department to inform the reasons for

proposed transfer of their cases. The Department vide

communication dated 16/4/2003 informed the

petitioners that their cases are connected with the

Mundra Group of Jodhpur and, therefore, for

co-ordinated investigation, the cases of petitioners are

required to be transferred to Jodhpur. The petitioners

13 wp2423.03 & wp1455.04

then filed their objections to the proposed transfer vide

replies dated 22/4/2003. The respondent then by order

dated 25/4/2003 ordered transfer of the Income Tax

cases of the petitioners from Nagpur to Jodhpur.

12) It is also the case of the petitioners that order

dated 25/4/2003 was challenged in Writ Petition

No.2359/2003 wherein this Court directed parties to

maintain status quo and thereafter on hearing both

sides, admitted the petition and continued the interim

order. During pendency of the said petition, respondent

by his order dated 15/12/2003 withdrew the impugned

order dated 25/4/2003, which was assailed in Writ

Petition No. 2359/2003, upon which petitioners filed

their objections on 26/12/2003 contending that the

order as such was impermissible on the grounds as

enumerated in para 7 (i to iii) in the petition. However,

the objections came to be rejected and fresh notices

dated 18/12/2003 came to be issued by respondent to

petitioners transferring their income tax cases from

14 wp2423.03 & wp1455.04

Nagpur to Jodhpur.

13) Shri Bhangde, learned Senior Counsel for the

petitioners, has referred to the provisions of

Section 127(1) and (2) of the Act and contended that

order under Section 127(1) of the Act being quasi

judicial in nature is required to be issued by the

Authority exercising power under this Section by

passing speaking order regarding reasons for transfer

on dealing with objections made by the assessee to the

proposed transfer and that power under the said

provisions does not empower respondent to withdraw

the order passed by him also, more particularly in view

of order of status quo passed by this Court in Writ

Petition No. 2359/2003 as in that writ petition,

respondent was required to maintain status quo.

14) In the light of facts involved in the present

petitions, provisions of Section 127(1) and (2) of the

Act are reproduced hereunder :

15 wp2423.03 & wp1455.04

"Section 127(1) - The Director General or Chief

Commissioner or Commissioner may, after giving

the assessee a reasonable opportunity of being heard in the matter, wherever it is possible to do so and after recording his reasons for doing so,

transfer any case from one or more Assessing Officers subordinate to him (whether with or without concurrent jurisdiction) to any other

Assessing Officer or Assessing Officers (whether

with or without concurrent jurisdiction) also subordinate to him.

Section 127(2) - Where the Assessing Officer or Assessing Officers from whom the case is to be

transferred and the Assessing Officer or Assessing

Officers to whom the case is to be transferred are not subordinate to the same Director General or

Chief Commissioner or Commissioner -

(a) where the Directors General or Chief Commissioners or Commissioners to whom such

Assessing Officers are subordinate are in agreement, then the Director General or Chief Commissioner or Commissioner from whose jurisdiction the case is to be transferred may, after giving the assessee a reasonable opportunity of being heard in the matter, wherever it is possible

16 wp2423.03 & wp1455.04

to do so and after recording his reasons for doing

so, pass the order;

(b) where the Directors General or Chief Commissioner or Commissioners aforesaid are not

in agreement, the order transferring the case may similarly be passed by the Board or any such Director General or Chief Commissioner or

Commissioner as the Board may, by notification in

the Official Gazette authorise in this behalf."

15) From the aforesaid provisions, it is clear that

power to transfer cases from jurisdiction of one

Assessing Officer to other vests in the Commissioner of

Income Tax. The said provisions require an opportunity

of hearing to be given to the assessee. It is also

necessary that the show cause notice should contain

reasons why transfer of cases is required to be made

by the competent Authority and there is no provision for

delegation of power by the Commissioner of Income Tax

to issue such transfer order to any other Officer as such.

It was absolutely necessary as requirement of law that

the show cause notices issued to the petitioners had to be

17 wp2423.03 & wp1455.04

under the signature of Commissioner of Income Tax.

However, show cause notices involved in the petitions

are issued by and under the signature of Deputy

Commissioner of Income Tax-II (Headquarters) and not

under the signature of Commissioner of Income Tax.

We thus find that initiation of proceedings under

Section 127 of the Act in the instant cases was not by

the Authority competent to do so.

16) With reference to Writ Petition No. 1455/2004,

Shri Bhangde, learned Senior Counsel for the

petitioners, has submitted that it is stated in the

impugned order that the seized documents are in the

custody of A.C.I.T. (Central)-II, Jodhpur and it would be

convenient that search related assessments are

completed by the said Officer as he will also need to

cross-examine the assessees on the basis of seized

material. It is further contended that search was also

conducted at Sindi (Railway) and documents were

seized. These documents are in the custody of the

18 wp2423.03 & wp1455.04

Income Tax Authorities at Nagpur. Hence, custody of

part of the documents with A.C.I.T. (Central) II, Jodhpur

cannot be the reason for transfer of cases inasmuch as

there are equal number of documents in custody of

Income Tax Authorities at Nagpur. Secondly, the

custody of documents cannot be a consideration for

deciding whether a case should be transferred or not.

17) With reference to Writ Petition No. 2423/2003,

main contention of learned Senior Counsel Shri

Bhangde is that petitioners having been regularly

assessed to income tax since beginning at Wardha and

petitioner no.1 having overall control on financial and

other affairs of the family having their residence at

Sindi (Railway) in Wardha District, it would be highly

inconvenient and difficult to attend assessment

proceedings at Jodhpur, which is more than 1000 kms.

away from Wardha. It is thus the case of petitioners

that there is absolutely no necessity for transfer of

cases for the alleged coordinated investigation, which

19 wp2423.03 & wp1455.04

aspect has not been considered before passing the

impugned orders. In support of his submissions,

learned Senior Counsel Shri Bhangde has placed

reliance on the judgments in Vijayasanthi

Investments (P) Ltd. vs. Chief Commissioner of

Income Tax and others {(1991) 187 ITR 405(AP)},

Saptagiri Enterprises vs. Commissioner of Income

Tax and others {(1991) 189 ITR 705 (AP), Melco

India (P) Ltd. and others vs. Commissioner of

Income Tax and others {(2003) 260 ITR 450 (Delhi),

Global Energy (P) Ltd. vs. Commissioner of

Income Tax {(2013) 31 taxmann.com 183 (Bombay),

Sunisha Impex Pvt. Ltd. vs. Commissioner of

Income Tax-7, Mumbai and others {(2014) 363 ITR

220 (Bombay), Shyam & Company vs.

Commissioner of Income Tax and another {(1991)

192 ITR 387 (Allahabad) and Benz Corporation vs.

Income Tax Officer and others {(1998) 232 ITR 807

(Kerala).

                                                20        wp2423.03 & wp1455.04

    18)              Shri       Parchure,    learned   Counsel           for      the




                                                                               

respondents, has resisted the petitions contending that

petitioner no.1 has residence at Sindi (Railway), but he

is also residing at Pipar city along with his sons.

Although he is one of the partners in petitioner no.2

firm, other two partners of the petitioner no.2 firm are

his daughters-in-law Smt. Vidya Nand Kishore Mundra

and Smt. Asha Sudhir Mundra, both of whom reside at

Jodhpur along with their husbands. The petitioner no.1

keeps his main assets like jewellery, etc. at Jodhpur in

the residence of his son Shri Nand Kishore Mundra. It is

contended that petitioner no.1 does not control all

businesses and overall financial and other affairs of the

family from Sindi (Railway). On the other hand, it has

been found that even the affairs of the petitioner no.1

are controlled and carried out from Jodhpur. It is further

submitted that payment to the Public Provident Fund

Scheme from the account of petitioner no.1 has been

made at Jodhpur and self assessment challans of

petitioner no.1 are made from time to time at Jodhpur.

                                             21      wp2423.03 & wp1455.04




                                                                          
    19)              The learned Counsel for the respondents has




                                                  

also submitted that during the search and seizure

action at the residence of Shri Ramswaroop Mundra,

Shri Nand Kishore Mundra and Shri Sudhir Mundra,

certain loose papers were found, which indicated that

there was an agreement of partition between Shri

Ramswaroop Mundra and his sons Shri Nand Kishore

Mundra and Shri Sudhir Mundra. The terms of this

agreement show that Shri Sudhir Mundra was to pay

Rs.20 lakhs each to Shri Ramswaroop Mundra and

Shri Nand Kishore Mundra. In return, these persons

were to resign from the partnership firm M/s. Aditya

Chemicals. The business of M/s. Aditya Chemicals is

situated only at Pipar city/Jodhpur. This also shows that

the income of Shri Ramswaroop Mundra was from

sources situated at Pipar city/Jodhpur. It is also

submitted that in the course of the search and seizure

operation, account books pertaining to M/s. R.S. Mundra

(H.U.F.) were found at Jodhpur. This also indicates that

22 wp2423.03 & wp1455.04

the businesses of Shri R.S. Mundra were controlled from

Jodhpur.

20) The learned Counsel for the respondents has

further contended that petitioner no.3 is son of

petitioner no.1 and on the own showing of the

petitioners, petitioner no.3 resides at Jodhpur.

ig On

information received from the Deputy Director of

Income Tax, Jodhpur, it is found that children of

petitioner no.3 are studying at Jodhpur. The petitioner

no.3 in his capacity as Karta of petitioner no.4 carried

out business in the name of M/s. Shivam Chemicals.

M/s. Shivam Chemicals is a manufacturer of Hydrated

Lime and its factory is situated at Pipar city. All the

marketing operations are carried out from this factory-

cum-office premises. All books of accounts relating to

M/s. Shivam Chemicals were found either at the factory

or at the residence of the petitioner no.3 at 37-A, Ajit

Colony, Jodhpur. M/s. Shivam Chemicals also pays its

central sales tax at Jodhpur. The petitioner no.3 also

23 wp2423.03 & wp1455.04

pays his Public Provident Fund contribution at Jodhpur

and also submits his self-assessment challans from

time to time at Jodhpur. The petitioner no.3 is also the

Chairman of a Company Shri Chakra Housing Finance

Pvt. Ltd., Jodhpur whose registered and corporate Office

is shown as 37-A, Ajit Colony, Jodhpur. All the activities

of this Company, which are related to real estate, are

carried out at Jodhpur only. Hence, the Authority at

Jodhpur only has jurisdiction in respect of petitioner

nos.3 and 4.

21) So far as Writ Petition No.1455/2004 is

concerned, it is contended by learned Counsel for

respondents that a search and seizure operation was

carried out in the cases of M/s. Mundra group of Pipar

city/Jodhpur on 20/12/2002. The Mundra group consists

of Shri Ramswaroop Mundra and his sons Shri Nand

Kishore Mundra and Shri Sudhir Mundra along with their

family members. During the course of the search and

seizure action under Section 132 of the Act, it was

24 wp2423.03 & wp1455.04

found that most of the members of the Mundra group

and their family members are having a permanent

residence at Pipar city/Jodhpur. It was also found that

books of accounts of all the assessees were at Pipar

city/Jodhpur. It was also found that the sources of

income in respect of the individual assessees mostly fall

within the jurisdiction of the Commissioner of Income

Tax, Jaipur. The respondent has received information in

respect of the petitioners' activities at Pipar

city/Jodhpur from the Deputy Director of Income Tax,

Jodhpur.

22) It is also contended by learned Counsel for the

respondents that petitioner no.1 is a partner in the firm

Aditya Chemicals, which is situated in Pipar city. The

petitioner no.1 and his wife have 50% share in this firm.

This concern has two units that manufacture hydrated

lime from limestone. Both these manufacturing units

and the office are situated at Pipar city/Jodhpur. The

residence of petitioner no.1 is also located at the same

25 wp2423.03 & wp1455.04

place. All the books of accounts were also found at this

place during the search and seizure operation. The

petitioner no.1 along with his family is residing at Pipar

city and children of petitioner no.1 are residing at

Jodhpur. The petitioner no.1 has recently constructed

another house at Jodhpur. It is not correct to say that

income of the firm accrues and arises in Maharashtra,

Tamil Nadu, Andhra Pradesh, Karnataka and Gujarat.

The assessee is dealing in purchase and sale of

hydrated lime and quick lime. The business of

manufacture of this product is carried out at Pipar city

in Rajasthan.

23) The learned Counsel for respondents has

further submitted that the petitioner no.2, which is a

Hindu Undivided Family through its Karta (petitioner

no.1) is doing business of supply of petro coke under

the name of M/s. Sumedha Enterprises. The office of

M/s. Sumedha Enterprises is also located at the

residence of petitioner no.1 in Pipar city. The petitioner

26 wp2423.03 & wp1455.04

no.1 in his individual capacity is also doing business of

mining of limestone under the name of Uttam Chunna

Pathar Udyog of Borunda in Rajasthan. The petitioner

no.3 also has its entire work at Pipar city/Jodhpur.

24) Thus, it is the case of respondent Department

that petitioners are members of the same family having

involved in common business to a large extent, of which

most of the business is situated in Pipar city in Jodhpur

District and as such, proposal of Authorities of Income

Tax to have centralized investigation into the cases of

petitioners and also for action under Section 158BC for

block assessment and action under Section 158BD in

case undisclosed income of other person is found

cannot be effected unless all the cases of family

members of the petitioners are examined and

investigated together.

25) With reference to show cause notice involved,

it is the case of respondent Department that the show

27 wp2423.03 & wp1455.04

cause notice is issued on behalf of Commissioner of

Income Tax and is signed by the Deputy Commissioner

of Income Tax-II (Headquarters) on behalf of the

Commissioner of Income Tax. The show cause notice

itself states that the signature by the said Officer is for

and on behalf of the Commissioner of Income Tax.

There is no requirement under law that the show cause

notice must be signed by the Commissioner of Income

Tax himself. It is the established procedure in the office

of respondent that all such notices are signed on behalf

of the respondent by a senior Officer deputed in this

regard.

26) It is thus submitted that there are no defects

in the impugned orders issued under Section 127 of the

Act as same are speaking orders with reasons for

transfer of cases to Jodhpur, which also establish

necessity of centralizing all cases of petitioners for

facilitating coordinated and systematic investigation. In

support of his contentions, learned Counsel for

28 wp2423.03 & wp1455.04

respondents has relied upon judgments in Jharkhand

Mukti Morcha vs. Commissioner of Income Tax

{(1997) 95 Taxman 132 (Patna) and Aamby Valley

Ltd. vs. Commissioner of Income Tax-8 {(2014) 41

taxmann.com 15 (Bombay)}.

27) Having considered the provisions of Section

127(1) of the Act and submissions as aforesaid, we find

that it was absolutely necessary as requirement of law

that the show cause notices impugned in the present

petitions should have been under the signature of

Commissioner of Income Tax as under the provisions of

Section 127 of the Act, there is no provision of

delegation of power by the Commissioner of Income Tax

to any other Officer. As already stated above, the

impugned show cause notices are issued by and under

the signature of Deputy Commissioner of Income Tax-II

(Headquarters) and not under the signature of

Commissioner of Income Tax. On considering the show

cause notices together with the impugned orders as

29 wp2423.03 & wp1455.04

also reply submitted by the petitioners as a whole, we

find that the reason put forth by the respondents in

their communication dated 11/3/2003 is that cases of

petitioners' family have to be centralised for the

purpose of coordinated investigation and assessment in

Jodhpur. Except for this, we do not find any sufficient

reason put forth by respondents for transferring cases

of petitioners from Wardha and Nagpur (Maharashtra)

to Jodhpur (Rajasthan) and as such, the impugned

orders are not in compliance with provisions of law as

there are no specific reasons mentioned in the

impugned orders for effecting transfer of cases nor

there appears to be any material fact mentioned even

in show cause notices requiring transfer, which

otherwise could have given an opportunity to

petitioners/assessees to put forth the grounds, if any, in

a meaningful manner. In the absence of any such

reasons in the show cause notices, the petitioners

appear to be deprived of their right to have hearing.

According to relevant requirement of law, the show

30 wp2423.03 & wp1455.04

cause notices must reveal why coordinated

investigation and assessment cannot be carried out

either at Nagpur or Wardha, more particularly when

petitioners since beginning are being assessed at these

places. It is further noted that petitioners in Writ

Petition No.2423/2003 are residents of Sindi (Railway),

District Wardha. Their place of business is at the same

place and books of accounts of petitioner nos.1 and 2

were found at Sindi (Railway). Source of income of

petitioner no.1 is within the jurisdiction of

Commissioner of Income Tax, Nagpur while petitioner

no.2 is a resident of Sindi (Railway) as well as of Jodhpur

and has source of income from petitioner no.4.

Moreover, in the impugned order dated

10/4/2003 transferring petitioners' cases from ITO,

Ward Wardha to ACIT, Central Circle-2, Jodhpur apart

from expressing necessity to centralize all the cases of

petitioners for facilitating coordinated, systematic and

centralized investigation, the only reason put forth is

that the Commissioner of Income Tax, Central, Jaipur

31 wp2423.03 & wp1455.04

has "no objection" to transfer of cases to Jodhpur. In

that view of the matter, it is noted that there is lack

of "agreement between two competent Authorities"

as required under the statutory provisions.

Similarly, before passing impugned order

dated 28/1/2004 challenged in Writ Petition No.

1455/2004 transferring petitioners' cases from ACIT

Circle-I, Nagpur to ACIT, Central-II, Jodhpur, it is noted

that same came to be passed even without issuing

show cause notices to petitioner nos.2 and 3 therein.

28) On considering facts involved in these

petitions together with provisions of Section 127(1) and

(2) of the Act, it is noted that as per these provisions,

transfer of case can be effected only if the

Commissioner of Income Tax, Jaipur requests for

transfer. However, in these petitions, no such request

appears to have been made by the said Authority of

Jaipur, but the request is made by Deputy Director of

Income Tax/Additional Director of Income Tax.

32 wp2423.03 & wp1455.04

According to learned Senior Counsel for the petitioners,

function of said Authority is in respect of search and

seizure operations and to collect material and relevant

facts for assessment of undisclosed income. The

Deputy Director of Income Tax and Additional Director

of Income Tax are Authorities subordinate to

Commissioner of Income Tax. ig In that view of the

matter, we thus find that request made by Deputy

Director of Income Tax/Additional Director of Income Tax

cannot be equated with that of request of

Commissioner of Income Tax for transfer of cases as

contemplated in Section 127(2) of the Act. The

impugned orders dated 15/12/2003 and 28/1/2004 in

Writ Petition No.1455/2004 thus do not stand for any

reason. Even on considering show cause notices, which

came to be issued to petitioners before the impugned

orders of transfer of cases came to be passed, the said

show cause notices appear to be vague as there are no

specific reasons mentioned therein, which are found to

be considered by the Authorities before effecting

33 wp2423.03 & wp1455.04

transfer of cases for coordinated investigation. Thus,

as already stated above, the show cause notices, in

fact, should have contained specific reasons based on

material facts, which should be clear so that petitioners

in that case could exercise their right to have hearing

on substantial questions in a meaningful manner. The

show cause notices having been vague do not convey

for what reason cases came to be transferred nor there

is any reason as to why assessment cannot be done at

Wardha where petitioners are being assessed since

beginning, moreover, when all the income tax cases of

the petitioners are being assessed at Nagpur and none

of their cases is dealt with at Jodhpur.

29) In para 12 of the judgment in the case of

Jharkhand Mukti Morcha (supra) relied by

respondents, it is observed that for transfer of cases

from jurisdiction of one Commissioner to other, the

requirement is that there should be agreement

between two Commissioners. Similarly, in the case of

34 wp2423.03 & wp1455.04

Aamby Valley Ltd. (supra), objection was raised that

there was no evidence of any agreement between

Commissioner of Income Tax, New Delhi and

Commissioner of Income Tax, Mumbai that petitioners'

cases should be transferred from Mumbai to New Delhi

and on considering facts involved in that case, it was

noted that since there was an agreement between

Commissioners of Income Tax, New Delhi and Mumbai

as required in terms of Section 127(2)(a) of the Act, the

objection does not sustain.

30) As such, we find that for the purpose of

effecting transfer of cases from jurisdiction of one

Commissioner to other, requirement is agreement

between two Commissioners for effecting transfer of

cases, which aspect is lacking in the impugned orders.

31) In all the cases as referred in para (17) relied

on by learned Senior Counsel for the petitioners, it is

clear that in the matter of transfer of a case under

35 wp2423.03 & wp1455.04

Section 127 of the Act, it is necessary that the Authority

which proposes to transfer the case must, wherever it is

possible to do so, give the assessee a reasonable

opportunity of being heard with a view to enable him to

effectively show cause against the proposed transfer.

The notice must also propose to give a personal

hearing. It is also necessary to mention in the notice

the reasons for the proposed transfer so that the

assessee could make an effective representation with

reference to the reasons set out. It is not sufficient

merely to say in the notice that the transfer is proposed

"to facilitate detailed and coordinated investigation".

The reasons cannot be vague and too general in nature,

but must be specific and based on material facts. It is

again not merely sufficient to record the reasons in the

file, but it is also necessary to communicate the same

to the affected party.

32) Having considered the facts involved in the

petitions and law as aforesaid, the impugned order

36 wp2423.03 & wp1455.04

dated 10/4/2003 in Writ Petition No.2423/2003 and

impugned orders dated 15/12/2003 and 28/1/2004 in

Writ Petition No. 1455/2004 passed by the respondents

transferring cases of petitioners from Wardha

(Maharashtra) to Jodhpur (Rajasthan) and from Nagpur

(Maharashtra) to Jodhpur (Rajasthan) being arbitrary

and illegal are not sustainable and are thus quashed

and set aside.

33) The rule is made absolute in the above terms.

However, in the facts and circumstances, there shall be

no order as to costs.

                       JUDGE                                          JUDGE





    khj





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter