Citation : 2024 Latest Caselaw 22595 Bom
Judgement Date : 5 August, 2024
2024:BHC-OS:11929-DB
908-WPL-16171-2023.DOCX
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (LODG.) NO. 16171 OF 2023
Ebrahim Kasam Selot ... Petitioner
Digitally
signed by
SHRADDHA
SHRADDHA KAMLESH
KAMLESH TALEKAR
Versus
TALEKAR Date:
2024.08.07
11:49:17
+0530 Income Tax Officer-22(1)(6) ...Respondent
Mr. Nishit Gandhi, Advocate for Petitioner.
Mr. Akhileshwar Sharma, Advocate for Respondent.
_______________________
CORAM: G. S. KULKARNI &
SOMASEKHAR SUNDARESAN, JJ.
Date : August 05, 2024
_______________________
PC:
1. Rule. Rule made returnable forthwith. Learned counsel for the
Respondent waives service. By consent of the parties, heard finally.
2. This Writ Petition under Article 226 of the Constitution of India has
been filed to challenge a notice dated 01 April, 2024 (" impugned notice") issued to
the Petitioner under Section 148 of the Income Tax Act, 1961 ("the Act"), and also
the underlying prior notice and order under Section 148A(b) and Section 148A(d)
of the Act, respectively. The reassessment under Section 148 of the Act has been
initiated in respect of returns filed by the Petitioner-Assessee for the Assessment
Year 2019-20.
August 05, 2024
908-WPL-16171-2023.DOCX
3. On perusal of the record, it is apparent that the notice dated 01 April,
2024 issued under Section 148 of the Act and indeed the underlying order of the
same date under Section 148A(d) of the Act are issued by the Jurisdictional
Assessing Officer ("JAO") and not by a Faceless Assessing Officer ("FAO"), as is
required by the provisions of Section 151A of the Act.
4. It is now well settled that for a notice to be validly issued for
reassessment under Section 148 of the Act, the Respondent-Revenue would need
to be compliant with Section 151A, which has been interpreted and analysed in
detail by a Division Bench of this Court in the case of Hexaware Technologies
Limited Vs. Assistant Commissioner of Income Tax & 4 Ors. 1 ("Hexaware"). The
Division Bench has clearly declared the law as follows :
35 Further, in our view, there is no question of concurrent jurisdiction of the JAO and the FAO for issuance of notice under Section 148 of the Act or even for passing assessment or reassessment order.
When specific jurisdiction has been assigned to either the JAO or the FAO in the Scheme dated 29th March, 2022, then it is to the exclusion of the other. To take any other view in the matter, would not only result in chaos but also render the whole faceless proceedings redundant. If the argument of Revenue is to be accepted, then even when notices are issued by the FAO, it would be open to an assessee to make submission before the JAO and vice versa, which is clearly not contemplated in the Act. Therefore, there is no question of concurrent jurisdiction of both FAO or the JAO with respect to the issuance of notice under Section 148 of the Act. The Scheme dated 29th March 2022 in paragraph 3 clearly provides that the issuance of notice "shall be through automated allocation " which means that the same is mandatory and is required to be followed by the Department and does not give any discretion to the
(2024) 464 ITR 430
August 05, 2024
Shraddha Talekar PS
908-WPL-16171-2023.DOCX
Department to choose whether to follow it or not. That automated allocation is defined in paragraph 2(b) of the Scheme to mean an algorithm for randomised allocation of cases by using suitable technological tools including artificial intelligence and machine learning with a view to optimise the use of resources. Therefore, it means that the case can be allocated randomly to any officer who would then have jurisdiction to issue the notice under Section 148 of the Act. It is not the case of respondent no.1 that respondent no.1 was the random officer who had been allocated jurisdiction.
36 With respect to the arguments of the Revenue, i.e., the notification dated 29th March 2022 provides that the Scheme so framed is applicable only 'to the extent' provided in Section 144B of the Act and Section 144B of the Act does not refer to issuance of notice under Section 148 of the Act and hence, the notice cannot be issued by the FAO as per the said Scheme, we express our view as follows:-
Section 151A of the Act itself contemplates formulation of Scheme for both assessment, reassessment or recomputation under Section 147 as well as for issuance of notice under Section 148 of the Act. Therefore, the Scheme framed by the CBDT, which covers both the aforesaid aspect of the provisions of Section 151A of the Act cannot be said to be applicable only for one aspect, i.e., proceedings post the issue of notice under Section 148 of the Act being assessment, reassessment or recomputation under Section 147 of the Act and inapplicable to the issuance of notice under Section 148 of the Act. The Scheme is clearly applicable for issuance of notice under Section 148 of the Act and accordingly, it is only the FAO which can issue the notice under Section 148 of the Act and not the JAO. The argument advanced by respondent would render clause 3(b) of the Scheme otiose and to be ignored or contravened, as according to respondent, even though the Scheme specifically provides for issuance of notice under Section 148 of the Act in a faceless manner, no notice is required to be issued under Section 148 of the Act in a faceless manner. In such a situation, not only clause 3(b) but also the first two lines below clause 3(b) would be otiose, as it deals with the aspect of issuance of notice under Section 148 of the Act. Respondents, being an authority subordinate to the
August 05, 2024
Shraddha Talekar PS
908-WPL-16171-2023.DOCX
CBDT, cannot argue that the Scheme framed by the CBDT, and which has been laid before both House of Parliament is partly otiose and inapplicable. ........"
37 When an authority acts contrary to law, the said act of the Authority is required to be quashed and set aside as invalid and bad in law and the person seeking to quash such an action is not required to establish prejudice from the said Act. An act which is done by an authority contrary to the provisions of the statue, itself causes prejudice to assessee. All assessees are entitled to be assessed as per law and by following the procedure prescribed by law. Therefore, when the Income Tax Authority proposes to take action against an assessee without following the due process of law, the said action itself results in a prejudice to assessee. Therefore, there is no question of petitioner having to prove further prejudice before arguing the invalidity of the notice.
[Emphasis Supplied]
5. Therefore, it is apparent that the Respondent-Revenue is not in
compliance with the Scheme notified by the Central Government pursuant to
Section 151A(2) of the Act. The Scheme has also been tabled in Parliament and is in
the character of subordinate legislation, which governs the conduct of proceedings
under Section 148A as well as Section 148 of the Act. In view of the explicit
declaration of the law in Hexaware, the grievance of the Petitioner-Assessee insofar as
it relates to an invalid issuance of a notice is sustainable and consequently, the very
manner in which the proceedings have been initiated, vitiates the proceedings.
6. Learned Counsel for both the parties agree that the proceedings initiated
under Section 148 of the Act would not be sustainable in view of the judgment
rendered in Hexaware. Learned Counsel for the Petitioner-Assessee has also drawn
August 05, 2024
Shraddha Talekar PS
908-WPL-16171-2023.DOCX
our attention to a recent decision of this Court in Nainraj Enterprises Pvt. Ltd. Vs.
The Deputy Commissioner of Income Tax, Circle-4(3)(1), Mumbai & Ors. 2,
whereby in similar circumstances, this Court has allowed the petition considering the
provisions of Section 151A of the Act.
7. In the light of the above discussion, and as there is no dispute that the JAO
had no jurisdiction to issue the impugned notice, the Writ Petition is accordingly
allowed and the impugned notice as well as order are hereby quashed and set aside.
So also consequential demand notices or penalty notices will also stand quashed and
set aside.
8. We make it clear that having disposed of this petition on the ground of
non-compliance with Section 151A of the Act, we have not expressed any opinion on
the other issues raised in the Writ Petition. The other questions raised in this petition
are not being answered since it is not necessary to do so.
9. Rule is made absolute in the aforesaid terms and the Writ Petition is
hereby disposed of. No costs.
(SOMASEKHAR SUNDARESAN, J.) (G. S. KULKARNI , J.)
Writ Petition (L.) No. 16918 of 2024 dt. 2-07-2024
August 05, 2024
Shraddha Talekar PS
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!