Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Krishna Alkali Bombay Private Ltd vs The Dy Commissioner Of Income Tax-6-1-2
2024 Latest Caselaw 14421 Bom

Citation : 2024 Latest Caselaw 14421 Bom
Judgement Date : 7 May, 2024

Bombay High Court

Krishna Alkali Bombay Private Ltd vs The Dy Commissioner Of Income Tax-6-1-2 on 7 May, 2024

Author: Neela Gokhale

Bench: K. R. Shriram, Neela Gokhale

2024:BHC-OS:7809
                                                  1/6                 911_992-oswp-3053-2022+.doc



                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    ORDINARY ORIGINAL CIVIL JURISDICTION

                                    WRIT PETITION NO. 3053 OF 2022
                                                  WITH
                     WRIT PETITION NOS. 3969, 3987, 4067, 4215, 4255, 4293, 4416,
                     4645, 4724, 4855, 4898, 5043, 5104, 5183, 4068 & 5274 OF 2022
                                                  WITH
                    WRIT PETITION (L) NOS. 27151, 27241, 27620, 38596 & 41144 OF
                                                   2022
                                                  WITH
                     WRIT PETITION NOS. 397, 466, 500, 765, 856, 1093, 1128, 1175,
                    1266, 1414, 1503, 1602, 1663, 1681, 1834, 2412, 2426, 2439, 2565,
                        2588, 2890, 2979, 3049, 3057, 3136, 3322 & 3715 OF 2023
                                                  WITH
                       WRIT PETITION (L) NOS. 358, 1415, 2950, 3143, 4370, 4397,
                       11041, 11238, 12052, 13993, 17724, 17314 & 32788 OF 2023
                                                  WITH
                     WRIT PETITION NOS. 135, 138, 143, 369 a/w Interim Application
                            (L) No. 16766 of 2023, 2427, 1448 & 2258 OF 2024
                                                  WITH
                    WRIT PETITION (L) NOS. 8210, 8324, 10281, 12447, 15032, 13431,
                                      14641, 12815 & 15436 OF 2024
                                                  WITH

                                    (CIVIL APPELLATE JURISDICTION)
                        WRIT PETITION NOS. 5573, 5816, 6030, 10536, 14531, 14900,
                                         14901 & 14902 OF 2022
                                                 WITH
                          WRIT PETITION NOS. 254, 1882, 5028 & 13941 OF 2023
                                                 WITH
                                    WRIT PETITION NO. 6189 OF 2024
                                                 WITH
                                 WRIT PETITION (ST) NO. 13314 OF 2024

                     Hitesh Ramniklal Shah                              ...Petitioner
                            Versus
                     The Assistant Commissioner of Income Tax,
                     Circle-23(1), Mumbai & Ors.                        ...Respondents


                     Mr. Jeet Kamdar a/w Mr. Atul K. Jasani for Petitioner in
                     WP/3053/2022,             WP/4898/2022,          WP/1175/2023,
                     WP/1414/2023,          WP/1834/2023,      WP/2426/2023         &
                     WP/3715/2023.
                     Mr. P. F. Kaka, Senior Advocate a/w Mr. Manish Kanth i/b Mr. Atul
                     K. Jawani for Petitioner in WPL/14641/2024.
                    Gitalaxmi

                   ::: Uploaded on - 10/05/2024               ::: Downloaded on - 24/05/2024 23:14:02 :::
                                2/6                 911_992-oswp-3053-2022+.doc



  Mr. J. D. Mistri, Senior Advocate a/w Mr. Madhur Agrawal i/b Mr.
  Atul K. Jasani for Petitioner in WP/1882/2023.
  Mr. J. D. Mistri, Senior Advocate i/b Mr. Nishit Gandhi for
  Petitioner in WPL/17314/2023.
  Mr. Madhur Agrawal a/w Mr. Sameer Dalal for Petitioner in
  WP/3969/2022.
  Mr. Sukhsagar Syal i/b Mr. Atul K. Jasani for Petitioner in
  WP/3987/2022,             WPL/27151/2022,        WP/1602/2023,
  WP/1663/2023, WP/1681/2023 & WP/2412/2023.
  Mr. Devendra H. Jain a/w Ms. Radha Halbe for Petitioner in
  WP/4067/2022,              WP/4293/2022,         WP/4724/2022,
  WP/5274/2022, WPL/13431/2024 & WPL/10281/2024.
  Ms. Radha Halbe for Petitioner in WP/5816/2022,
  WP/6030/2022 & WP/14531/2022.
  Ms. Ritika Agrawal a/w Mrs. Ayesha Ansari, Ms. Rachna
  Bhanushali i/b M/s. Acelegal for Petitioner in WP/10536/2022 &
  WP/6189/2024.
  Mr. Sham Walve a/w Mr. Abhishek Khandelwal for Petitioner in
  WP/4215/2022,           WP/2565/2023,       WP/2588/2023      &
  WPL/17724/2023.
  Mr. Abhishek Khandelwal for Petitioner in WP/14900/2022,
  WP/14901/2022 & WP/14902/2022.
  Mr. Nishant Thakkar a/w Mr. Hiten Thakkar i/b Lumiere Law
  Partners for Petitioner in WP/4416/2022, WP/4645/2022 &
  WPL/15032/2024.
  Mr. Nishant Thakkar a/w Mr. Hiten Thakkar, Ms. Jasmin
  Amalsadvala & Mr. Bhavesh Bhatia i/b Lumiere Law Partners for
  Petitioner in WP/13941/2023.
  Ms. Aasifa Khan for Petitioner in WP/254/2023.
  Mr. Sukhsagar Syal i/b Mr. Govind Javeri for Petitioner in
  WP/4855/2022 & WP/397/2023.
  Ms. Priyanka Jain a/w Mr. Pankaj Soni i/b Vaish Associates for
  Petitioner in WP/5043/2022.
  Mr. Nitesh Joshi i/b Mr. Atul K. Jasani for Petitioner in
  WP/5104/2022,              WP/5183/2022,         WP/1093/2023,
  WP/1128/2023 & WP/2979/2023.
  Mr. Niraj Sheth i/b Mr. Atul K. Jasani for Petitioner in
  WPL/27241/2022, WP/2890/2023 & WPL/4397/2023.
  Mr. Jay Bhansali i/b RMA Associates for Petitioner in
  WPL/27620/2022.
  Mr. Madhur Agrawal i/b Mr. Atul K. Jasani for Petitioner in
  WPL/41144/2022,              WPL/358/2023,         WP/500/2023,
  WPL/1415/2023 & WPL/11041/2023.
  Mr. Atul K. Jasani for Petitioner in WP/4068/2022.
  Mr. Mandar Vaidya a/w Mr. Dharmesh Shah & Mr. Dhaval Shah
  for Petitioner in WP/466/2023.
  Mr. Dharmesh Shah a/w Mr. Dhaval Shah for Petitioner in
 Gitalaxmi

::: Uploaded on - 10/05/2024               ::: Downloaded on - 24/05/2024 23:14:02 :::
                                3/6                911_992-oswp-3053-2022+.doc



  WPST/13314/2024.
  Mr. Arun Jain i/b Mr. Kartik Vig for Petitioner in WP/765/2023,
  WP/3136/2023 & WP/369/2024.
  Ms. Rutuja N. Pawar a/w Ms. Hetal Laghave & Ms. Florencia
  D'Souza for Petitioner in WP/856/2023, WP/1503/2023,
  WPL/13993/2023, WPL/32788/2023, WPL/8210/2024 &
  WPL/8324/2024.
  Mr. Mandar Vaidya for Petitioner in WP/2439/2023 &
  WP/5028/2023.
  Mr. Gautam Thacker a/w Mr. Sameer Dalal for Petitioner in
  WP/1266/2023.
  Mr. Rahul Hakani i/b Ms. Niyati Mankad for Petitioner in
  WPL/2950/2023, WPL/3143/2023 & WPL/12052/2023.
  Mr. Rahul Hakani for Petitioner in WP/5573/2022.
  Mr. Shashi Bekal for Petitioner in WP/3049/2023 &
  WP/3057/2023.
  Mr. Anuj Kisnadwala a/w Mr. Govind Javeri for Petitioner in
  WP/3322/2023.
  Mr. Jitendra Singh for Petitioner in WPL/4370/2023.
  Mr. Fenil Bhatt i/b Mint and Confreres for Petitioner in
  WPL/11238/2023.
  Mr. Madhur Agrawal a/w Ms. Priyanka Bora for Petitioner in
  WP/135/2024, WP/138/2024, WP/143/2024 & WP/2258/2024.
  Mr. Sham Walve a/w Mr. Sameer Dalal for Petitioner in
  WPL/12447/2024.
  Mr. Nishant Thakkar a/w Mr. Rajesh Poojary i/b Mulla and Mulla
  and CBC for Petitioner in WPL/15436/2024.
  Ms. Aarti Sathe i/b Ms. Aasavari Kadam for Petitioner in
  WPL/12815/2024 & WP/2427/2024.
  Mr. Satish Mody a/w Ms. Aasifa Khan for Petitioner in
  WP/1448/2024.

  Mr Suresh Kumar for Respondents in WP/3053/2022,
  WP/3969/2022,          WP/3987/2022,          WP/4215/2022,
  WP/4216/2022,          WP/4898/2022,          WP/5043/2022,
  WP/5183/2022,       WPL/27151/2022,        WPL/27620/2022,
  WP/500/2023, WP/765/2023, WP/856/2023, WP/1093/2023,
  WP/1128/2023,         WPL/1415/2023,          WP/1681/2023,
  WP/1834/2023,          WP/2979/2023,          WP/3136/2023,
  WPL/3143/2023,          WP/369/2024,          WP/5573/2022,
  WP/5816/2022,         WP/6030/2022,          WP/10536/2022,
  WP/14531/2022,       WP/254/2023,      WP/4068/2022      &
  WP/13941/2023.
  Ms. Swapna Gokhale for Respondents-Revenue in WP/4067/2022,
  WP/4293/2022, WP/4724/2022, WP/5274/2022, WP/466/2023
  & WP/1414/2023.
  Mr. Akhileshwar Sharma for Respondents-Revenue in
 Gitalaxmi

::: Uploaded on - 10/05/2024              ::: Downloaded on - 24/05/2024 23:14:02 :::
                                   4/6                   911_992-oswp-3053-2022+.doc



  WP/4255/2022,            WP/4645/2022,         WP)/41144/2022,
  WP/1266/2023,             WP/1602/2023,         WP/2412/2023,
  WP/2426/2023,             WP/2439/2023,         WP/2588/2023,
  WP/3049/2023,            WP/3322/2023,         WPL/4370/2023,
  WPL/4397/2023,          WPL/11238/2023,       WPL/17724/2023,
  WPL/15436/2024,           WP/14900/2022,       WP/14901/2022,
  WP/14902/2022,          WP/1882/2023,      WP/2427/2024       &
  WPST/13314/2024.
  Mr. Devvrat Singh for Respondents-Revenue in WP/4855/2022,
  WP/397/2023, WP/2890/2023 & WP/2258/2024.
  Mr. Eshaan Saroop i/b Mr. Vikas T. Khanchandani for
  Respondents-Revenue in WP/5104/2022.
  Mr. Arjun Gupta for Respondents-Revenue in WPL/12815/2024 &
  WPL/38596/2022.
  Mr. P. C. Chhotaray for Respondents-Revenue in WP/1663/2023.
  Ms. Shreya Singhi i/b Ms. Sushma Nagaraj for Respondents-
  Revenue in WP/2565/2023, WP/3715/2023, WPL/13993/2023,
  WPL/17314/2023 & WP/135/2024.
  Ms. Sushma Nagaraj for Respondents-Revenue in WP/5028/2023.
  Mr. Siddharth Chandrashekhar for Respondents-Revenue in
  WPL/2950/2023, WP/138/2024 & WP/143/2024.
  Mr. Subir Kumar a/w Mr. Abhinav Palsikar for Respondents-
  Revenue in WP/3057/2023 & WPL/12052/2023.
  Mr. N. C. Mohanty for Respondents-Revenue in WPL/358/2023 &
  WPL/11041/2023.
  Ms.     Samiksha      Kanani   for    Respondents-Revenue    in
  WPL/32788/2023,           WP/14900/2022,       WP/14902/2022,
  WP/14901/2022, WP/1882/2023 & WPST/13314/2024.
  Mr. Dhananjay B. Deshmukh for Respondents-Revenue in
  WPL/8210/2024 & WPL/8324/2024.
  Mrs. Shehnaz V. Bharucha for Respondents-Revenue in
  WP/6189/2024.
  Mr. Ravi Rattesar for Respondents-Revenue in WPL/10281/2024,
  WP/1448/2024 & WPL/12447/2024.
  Ms. Mamta Omle for Respondents-Revenue in WPL/13431/2024,
  WPL/14641/2024 & WPL/15032/2024.


                               CORAM:   K. R. SHRIRAM &
                                        DR. NEELA GOKHALE, JJ.

DATED: 7th May 2024 PC :

1. Counsels, whose vakalatnamas are not on record, undertake to

file their vakalatnamas within a week from today. Undertaking Gitalaxmi

5/6 911_992-oswp-3053-2022+.doc

accepted.

2. One of the grounds raised in these petitions raises an issue that

the impugned notice issued in respective petition is invalid and bad-

in-law being issued by the Jurisdictional Assessing Officer ("JAO") as

the same was not in accordance with the provisions of Section 151A

of the Income Tax Act, 1961 ("the Act") and the scheme framed

thereunder. According to Petitioners, the notice could have been

issued only by the Faceless Assessing Officer ("FAO"). Whether such

a notice is valid or invalid, has been decided by this Court in the

judgment passed in the case of Hexaware Technologies Limited v.

Assistant Commissioner of Income Tax, Circle-15(1)(2), Mumbai and

Ors.1 and the Court has given a finding that such a notice will be

invalid and bad-in-law.

3. We are, therefore, informed by the Counsels for respective

Petitioner that these petitions will be covered by the judgment passed

in Hexaware Technologies Limited (supra). Counsels for respective

Respondent concur.

4. In some of the petitions, the ground of notice being invalid

since it was not in accordance with the scheme framed under Section

151A of the Income Tax Act, 1961 was raised orally. Since we have

held in the judgment in Hexaware Technologies Limited (supra) that

1. Writ Petition No. 1778 of 2023 decided on 3rd May 2024.


 Gitalaxmi


                                                       6/6                      911_992-oswp-3053-2022+.doc



such a notice will be invalid, certainly those Petitioners should also be

given the benefit of decision taken by this Court.

5. In the circumstances, the notices issued in these petitions by

the JAO under Section 148 of the Act are hereby quashed and set

aside. In case any reassessment orders are passed, the same also will

stand quashed and set aside. So also, the consequential demand

notices or penalty notices, if any, will also stand quashed and set

aside.

6. Petitions disposed accordingly.

7. In view thereof, interim application, if any, also stands

disposed.

8. All the rights and contentions of the parties are kept open,

which are raised in these petitions and not covered by the judgment

in Hexaware Technologies Limited (supra), to be raised in any other

petition should the need arise.

(DR. NEELA GOKHALE, J.) (K. R. SHRIRAM, J.) GITALAXMI KRISHNA KOTAWADEKAR

Gitalaxmi

 
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