Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rekha Vidyasagar Ubale vs Income Tax Officer Ward 28 And Ors
2024 Latest Caselaw 25110 Bom

Citation : 2024 Latest Caselaw 25110 Bom
Judgement Date : 2 September, 2024

Bombay High Court

Rekha Vidyasagar Ubale vs Income Tax Officer Ward 28 And Ors on 2 September, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

            Digitally
            signed by
            PRAJAKTA

2024:BHC-AS:35383-DB
    PRAJAKTA SAGAR
    SAGAR    VARTAK                                                                           910-WP 11674-24.DOC
    VARTAK   Date:
            2024.09.03
            18:56:36
            +0530




          Prajakta Vartak

                                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               CIVIL APPELLATE JURISDICTION

                                                    WRIT PETITION NO. 11674 OF 2024

                            Rekha Vidyasagar Ubale                                             ...Petitioner
                                 Vs
                            Income Tax Officer-Ward 28(2)(1) & Ors.                            ...Respondents
                                                        __________

                            Mr. Harsh Kapadia with Mr. Sameer Dalal for Petitioner.
                            Mr. Arjun Gupta for Respondents.
                                                         __________

                                                       CORAM:    G. S. KULKARNI &
                                                                 SOMASEKHAR SUNDARESAN, JJ.
                                                       DATED:    02 September 2024.

                            P.C.

1. Rule. Rule made returnable forthwith. Learned Counsel for the

Respondents 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 27 March 2024 (" impugned notice")

issued to the Petitioner under Section 148 of the Income Tax Act, 1961 (" the

Act"), and also the approval dated 27 March 2024 issued under Section 151 of

the Act. The reassessment under Section 148 of the Act has been initiated in

respect of returns filed by the Petitioner-Assessee for the Assessment Year 2020-

3. On perusal of the record, it is apparent that the impugned notice dated 27

March 2024 issued under Section 148 of the Act is issued by the Jurisdictional

______________ 2 September 2024

910-WP 11674-24.DOC

Assessing Officer ("JAO") and not by a Faceless Assessing Officer ("FAO"), as is

required by the provisions of Section 151A of the Act.

4. To give effect to the provisions of Section 151A, the Central Government

has issued a Notification dated 29 March 2022 whereby a faceless mechanism

has been introduced. Thus, necessarily in resorting to a procedure under Section

148A and the consequent notice to be issued under Section 148 of the Act, the

Assessing Officer is required to adhere to the provisions of Section 151 read with

the Notification. Thus, 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 29 th 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

1 (2024) 464 ITR 430

______________ 2 September 2024

910-WP 11674-24.DOC

that the same is mandatory and is required to be followed by the Department and does not give any discretion to the 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.

______________ 2 September 2024

910-WP 11674-24.DOC

Respondents, being an authority subordinate to the 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. In the present case, it is apparent that the Respondent-Revenue has not

complied 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

______________ 2 September 2024

910-WP 11674-24.DOC

drawn 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 in terms of prayer clause [a] which reads thus :

"[a] that this Hon'ble Court may be pleased to issue a Writ of Certiorari or a Writ in the nature of Certiorari or any other appropriate Writ, Order or direction, calling for the records of the Petitioner's case and after going into the legality and propriety thereof, to quash and set aside:

(i) the notice dated 27th March 2024 issued by Respondent No.1 under section 148 of the Act to reopen the proceedings for assessment year 2020-21;

(ii) the approval under section 151 of the Act dated 27 th March 2024 of Respondent No.2 graning sanction to reopen the Petitioner's assessment for AY 2020-21;

(iii) the notice dated 11th January 2023 issued by Respondent No.3 under section 133(6) of the Act."

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. No costs.

(SOMASEKHAR SUNDARESAN, J.) (G. S. KULKARNI , J.)

2 Writ Petition (L.) No. 16918 of 2024 dt. 2-07-2024

______________ 2 September 2024

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter