Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahdu Kachhram Achhra vs Income Tax Officer, Ward 2(2) And Ors
2025 Latest Caselaw 3637 Bom

Citation : 2025 Latest Caselaw 3637 Bom
Judgement Date : 19 August, 2025

Bombay High Court

Mahdu Kachhram Achhra vs Income Tax Officer, Ward 2(2) And Ors on 19 August, 2025

Author: B. P. Colabawalla
Bench: B. P. Colabawalla
    2025:BHC-AS:35776-DB


                                                                                     6.wp.11166.2025.doc



                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION
                                           WRIT PETITION NO.11166 OF 2025

                      Madhu Kachhram Achhra                                            .. Petitioner

                              Versus

                      Income Tax Officer,
                      Ward 2(2) Kalyan & Ors.                                          .. Respondents

                           Mr.N. R. Bubna, Advocate for the Petitioner.
UTKARSH
KAKASAHEB                  Mr.Akhileshwar Sharma (through V.C.), Advocate for the
BHALERAO                   Respondents.
Digitally signed by
UTKARSH KAKASAHEB
BHALERAO
Date: 2025.08.20
11:46:06 +0530
                                               CORAM          : B. P. COLABAWALLA &
                                                                FIRDOSH P. POONIWALLA, JJ.
                                               DATE           : AUGUST 19, 2025

                      P. C.



1. Rule. Respondents waive service. With the consent of the

parties, Rule made returnable forthwith and heard finally.

2. The above Writ Petition interalia challenges the Notice

issued under Section 148 of the Income Tax Act, 1961 on various

grounds. One of the grounds is that the Notice has been issued by the

Jurisdictional Assessing Officer when the law mandates that it has to be

issued by the Faceless Assessing Officer. This is a fatal defect and

AUGUST 19, 2025 Utkarsh

6.wp.11166.2025.doc

therefore the Notice has to be quashed, is the argument of the

Petitioner.

3. It is the Petitioner's contention that this issue is squarely

covered by a decision of a Division Bench of this Court in the case of

Hexaware Technologies Ltd. V/S Assistant Commissioner of

Income-tax, Circle 15(1)(2) [(2024) 162 taxmann.com 225

(Bombay)].

4. On the other hand, the learned advocate appearing on

behalf of the Revenue stated that though it is true that this issue is

concluded by the decision in Hexaware Technologies Ltd (supra), the

said decision has been challenged before the Hon'ble Supreme Court,

and the Hon'ble Supreme Court is likely to take up the matter shortly.

The learned Counsel for the Revenue has fairly stated that there is no

stay to the judgment in Hexaware Technologies Ltd (supra).

5. Considering these facts, we do not propose to keep the

matter pending in this Court. Once it is fully covered by the decision in

Hexaware Technologies Ltd (supra) we are bound to follow it.

AUGUST 19, 2025 Utkarsh

6.wp.11166.2025.doc

6. We accordingly set aside the impugned Notice issued under

Section 148 and all other proceedings/orders emanating therefrom.

7. We however grant liberty to the Revenue to revive the above

Writ Petition in the event the decision in Hexaware Technologies Ltd

(supra) is set aside by the Hon'ble Supreme Court on this issue. We

make it clear that it will not be necessary for the Revenue to file a

separate Interim Application to seek a revival of this Petition and the

same can be done simply by moving a Praecipe before this Court. It is

needless to clarify that if the Hon'ble Supreme Court dismisses the SLP

challenging the decision in Hexaware Technologies Ltd (supra), there

would be no question of any revival.

8. We also make it clear that once the Petition is revived and

restored, the same would have to be decided on its own merits

considering that several other issues are also raised challenging the

Notice issued under Section 148.

9. Rule is accordingly made absolute and the Writ Petition is

also disposed of in terms thereof. However, there shall be no order as to

costs.

AUGUST 19, 2025 Utkarsh

6.wp.11166.2025.doc

10. This order will be digitally signed by the Private Secretary/

Personal Assistant of this Court. All concerned will act on production by

fax or email of a digitally signed copy of this order.

[FIRDOSH P. POONIWALLA, J.] [B. P. COLABAWALLA, J.]

AUGUST 19, 2025 Utkarsh

 
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