Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jyotsna Madhusudan Mehta vs The Principal Commissioner Of ...
2024 Latest Caselaw 25372 Bom

Citation : 2024 Latest Caselaw 25372 Bom
Judgement Date : 4 September, 2024

Bombay High Court

Jyotsna Madhusudan Mehta vs The Principal Commissioner Of ... on 4 September, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

2024:BHC-OS:13984-DB

                                                                                            925-927.WPL17939_2024.DOC




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

                                      WRIT PETITION (L) NO. 17939 OF 2024

                   Jyotsna M. Mehta                                                  ... Petitioner
                                           Versus
                   Principal Commissioner of Income-tax-19 & Ors.                    ...Respondents

                                       WRIT PETITION (L) NO. 17999 OF 2024
                   Niti Ravi Mehta                                                   ... Petitioner
                                           Versus
                   Principal Commissioner of Income-tax-19 & Ors.                    ...Respondents

                                       WRIT PETITION (L) NO. 18000 OF 2024
                   Ravi Madhusudan Mehta                                             ... Petitioner
                                           Versus
                   Principal Commissioner of Income-tax-19 & Ors.                    ...Respondents

                   Mr. Nishit Gadhi a/w. Ms. Aadnya Bhandari for the petitioner.
                   Ms. Mamta Omle a/w. Mr. Pritish Chatterjee for the respondents.
                                       _______________________
                                           CORAM:              G. S. KULKARNI &
                                                               SOMASEKHAR SUNDARESAN, JJ.
                                           Date       :        4 September, 2024
                                                _______________________

                   Oral Judgment (Per G. S. Kulkarni, J.)

1. The reliefs as prayed for in these petitions are similar, which assail

orders passed by Principal Commissioner of Income-tax, Mumbai (PCIT),

whereby the application filed by the petitioners under section 119(2)(b) of

4 September , 2024

925-927.WPL17939_2024.DOC

the Income-tax Act, 1961 praying for condonation of delay in filing the

return of income has been rejected.

2. The petitioners in all these petitions are members of one family.

Their accounts as also all issues in relation to their income-tax returns were

handled by a Chartered Accountant, who could not take timely steps on

account of ill health of his spouse. For such reason, the returns of the

petitioners could not be filed within the stipulated time.

3. The petitioners have contended that they were fully dependent on

the Chartered Accountant in all respects from the finalization of the accounts

as also in taking steps to file their respective returns. They contend that there

was a genuine reason on the delay caused to the petitioners to file returns, as

the Chartered Accountant was in a situation of distress due to the ill-health

of his wife, keeping him away from the petitioners professional work.

4. In such circumstances, the petitioners approached the respondents by

an application filed under section 119(2)(b) of the I.T. Act Act praying for

condonation of delay in filing of their returns; setting out such reason, which

according to the petitioner, was bonafide and a legitimate cause, requiring

the delay to be condoned in filing of the petitioners' returns. The petitioners

also submitted all the medical papers in support of their contentions that the

4 September , 2024

925-927.WPL17939_2024.DOC

case as made for condonation of delay was bonafide/genuine as reflected

from the medical papers. However, it appears from the impugned order as

passed by PCIT that he disbelieved the petitioners' case when he observes

that the reasons are not genuine reasons preventing the petitioners from

filing Income-tax returns. In recording such observations, the PCIT has not

recorded any reasons as to why the documents as submitted by the petitioner

were disbelieved by him, and/or the case of the petitioners was not genuine.

Also there is no contrary material on record, that the petitioner's case on such

ground was required to be rejected.

5. We have heard learned counsel for the parties. We have also perused

the record.

6. In our opinion, the approach of PCIT appears to be quite

mechanical, who ought to have been more sensitive to the cause which was

brought before him when the petitioner prayed for condonation of delay. In

such context, we may observe that it can never be that technicalities and

rigidity of rules of law would not recognize genuine human problems of such

nature, which may prevent a person from achieving such compliances. It is

to cater to such situations the legislature has made a provision conferring a

power to condone delay. These are all human issues and which may prevent

4 September , 2024

925-927.WPL17939_2024.DOC

the assessee who is otherwise diligent in filing returns, within the prescribed

time. We may also observe that the PCIT is not consistent in the reasons

when the cause which the petitioners has urged in their application for

condonation of delay was common.

7. We may observe that it would have been quite different if there were

reasons available on record of the PCIT that the case on delay in filing

returns as urged by the petitioners was false, and/or totally unacceptable. It

needs no elaboration that in matters of maintaining accounts and filing of

returns, the assessees are most likely to depend on the professional services of

their Chartered Accountants. Once a Chartered Accountant is engaged and

there is a genuine dependence on his services, such as in the present case,

whose personal difficulties had caused a delay in filing of the petitioners

returns, was certainly a cause beyond the control of the petitioners / assessees.

In these circumstances, the assessee, being at no fault, should have been the

primary consideration of the PCIT. It also cannot be overlooked that any

professional, for reasons which are not within the confines of human

control, by sheer necessity of the situation can be kept away from the

professional work and despite his best efforts, it may not be possible for him

to attend the same. The reasons can be manifold like illness either of himself

4 September , 2024

925-927.WPL17939_2024.DOC

or his family members, as a result of which he was unable to timely discharge

his professional obligation. There could also be a likelihood that for such

reasons, of impossibility of any services being provided/performed for his

clients when tested on acceptable materials. Such human factors necessarily

require a due consideration when it comes to compliances of the time limits

even under the Income Tax Act. The situation in hand is akin to what a

Court would consider in legal proceedings before it, in condoning delay in

filing of proceedings. In dealing with such situations, the Courts would not

discard an empathetic /humane view of the matter in condoning the delay in

filing legal proceedings, when law confers powers to condone the delay in the

litigant pursuing Court proceedings. This of course on testing the bonafides

of such plea as may be urged. In our opinion, such principles which are quite

paramount and jurisprudentially accepted are certainly applicable, when the

assessee seeks condonation of delay in filing income tax returns, so as to

remove the prejudice being caused to him, so as to regularise his returns. In

fact, in this situation, to not permit an assessee to file his returns, is quite

counter productive to the very object and purpose, the tax laws intend to

achieve. In this view of the matter, we have no manner of doubt that the

delay which is sufficiently explained in the present case would be required to

be condoned.

4 September , 2024

925-927.WPL17939_2024.DOC

8. Resultantly, the impugned order is quashed and set aside. The

respondents are directed to permit the petitioners to file returns with penalty,

fees and interest, if any, within a period of two weeks from today. All

contentions of the parties on the merits of the returns are expressly kept

open.

9. Disposed of in the above terms. No costs.

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





                                     4 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