Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vibhavari Bharat Bhatt 2019 2020 vs The Income Tax Officer (Intl) Tax Ward ...
2025 Latest Caselaw 4762 Bom

Citation : 2025 Latest Caselaw 4762 Bom
Judgement Date : 25 August, 2025

Bombay High Court

Vibhavari Bharat Bhatt 2019 2020 vs The Income Tax Officer (Intl) Tax Ward ... on 25 August, 2025

Author: B. P. Colabawalla
Bench: B. P. Colabawalla
2025:BHC-OS:14255-DB


                                                                    109-WPL-23576-2025.doc



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

                             WRIT PETITION (L) NO. 23576 OF 2025

           Vibhavari Bharat Bhatt                              .. Petitioner

                    Versus

           The Income Tax Officer (Intl.) Tax Ward
           - 1(2)(1), Mumbai and Ors.                          .. Respondents


                Adv. Devendra H. Hain, a/w Adv. Shashank A. Mehta, Advocates
                for the Petitioner.

                Adv. Prathamesh Bhosle, Advocate for the Respondents.



                                 CORAM:      B. P. COLABAWALLA &
                                             FIRDOSH P. POONIWALLA, JJ.
                                 DATE:       AUGUST 25, 2025

           P. C.

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

the Rule is made returnable forthwith and heard finally.

2. The above Writ Petition is filed to quash and set aside (i) the

notice dated 29th March 2023 issued under Section 148A(b); (ii) the order

dated 04th May 2023 passed under Section 148A(d); (iii) the notice dated 04 th

May 2023 issued under Section 148; (iv) the order dated 27 th March 2025

passed under Section 144C(1); (v) the reassessment order dated 22 nd May

AUGUST 25, 2025 Darshan Patil 109-WPL-23576-2025.doc

2025 passed under Section 147; (vi) the notice of demand dated 22 nd May

2025 issued under Section 156 read with the issue letter dated 15 th July 2025;

and (vii) the order dated 30th June 2025 passed by the Dispute Resolution

Panel ("DRP") under Section 144C(5) of the Income Tax Act, 1961 ("IT Act").

3. One of the challenges in the above Petition is that the

proceedings under Sections 147 and 148 of the IT Act were initiated by the

Jurisdictional Assessing Officer when, in fact, it ought to have been issued by

the Faceless Assessing Officer. Since the Jurisdictional Assessing Officer has

initiated the proceedings, all notices and orders passed are vitiated on the

ground of jurisdiction. According to the Petitioner, this issue is squarely

covered by a decision of the 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. Learned Advocate appearing for the Revenue submitted that the

proceedings under Sections 147 and 148, namely, (i) the notice issued under

Section 148A(b); (ii) the order passed under Section 148A(d); and (iii) the

notice issued under Section 148 were already challenged by the Petitioner in

an earlier Writ Petition, being Writ Petition (L) No. 3219 of 2025. That Writ

Petition was disposed of by this Court vide its order 07 th April 2025. By the

AUGUST 25, 2025 Darshan Patil 109-WPL-23576-2025.doc

said order, this Court allowed the Petitioner to challenge the Draft

Assessment Order dated 27th March 2025 by approaching DRP. Pursuant to

this direction, the Petitioner herein approached the DRP and filed its

objections. However, as contemplated under Section 144C(2)(b)(ii), the

objections to the Draft Assessment Order were not intimated and/or filed

before the Assessing Officer. Since this was not done, the Assessing Officer

under Section 144C(3)(b) read with Section 144C(4) passed the final

assessment order on 22nd May 2025. Since the final assessment order was

passed by the Assessing Officer, the DRP, by its order dated 30 th June 2025,

disposed of the objections of the Petitioner as being non-est.

5. In this light, the learned Advocate appearing for the Revenue

submitted that proceedings initiated by the Department under Sections 147

and 148 cannot once again be challenged in the present Petition by relying

upon the judgment of Hexaware Technologies Ltd. (supra).

6. We have heard learned counsel for the parties, and we have also

perused papers and proceedings in the above Writ Petition.

7. It is not in dispute that the Petitioner, in the earlier Writ Petition

filed by him, namely Writ Petition (L) No. 3219 of 2025, had in fact

challenged the notice issued under Section 148A(b), the order passed under

Section 148A(d) and notice issued under Section 148, on the ground that they

AUGUST 25, 2025 Darshan Patil 109-WPL-23576-2025.doc

have been issued by the Jurisdictional Assessing Officer instead of Faceless

Assessing Officer and was covered by the judgment in the case of Hexaware

Technologies Ltd. (supra). Despite this, this Court was of the opinion that in

the facts of the present case, the Petitioner be relegated to raise all those

issues before the DRP. Acting upon this order, the Petitioner in fact did

approach the DRP and filed its objections. Since the Petitioner did not inform

the Assessing Officer that their objections to the draft assessment order were

filed before the DRP, the Assessing Officer, in terms of the relevant

provisions of Section 144C, passed a final assessment order.

8. Once these are the facts, we are in agreement with the learned

Advocate appearing for the Revenue that this Petition cannot once again

challenge the notice issued under Section 148A(b), the order passed under

Section 148A(d), and the notice issued under Section 148. All this would have

to be agitated before the DRP. Since the DRP has passed its order rejecting

objections of the Petitioner on the ground that the final assessment order is

passed by the Assessing Officer, we are of the view that the limited relief that

can be granted in the present Petition is to set aside the final assessment

order dated 22nd May 2025 and revive the objections filed by the Petitioner

before the DRP.

AUGUST 25, 2025 Darshan Patil 109-WPL-23576-2025.doc

9. We must state that we do not find any fault on the part of the

Assessing Officer in passing the final assessment order, as he was obliged to

do so if the Petitioner did not intimate him about the objections filed before

the DRP. However, in light of the decisions of this Court in (i) Sulzer

Pumps India Private Limited V/s Dy. Commissioner of Income

Tax Circle-15(3)(2) and Ors. (Writ Petition (L) No. 15811 of 2021

decided on 27th October 2021); (ii) Zarah Rafique Malik V/s

Income Tax Officer IT Ward-3(2)(1) Mumbai and Ors. (Writ

Petition No. 5272 of 2024 decided on 03 rd March 2025); and (iii)

Saleri India Pvt. Ltd. V/s The National Faceless Assessment

Centre and Ors. (Writ Petition (L) No. 21887 of 2025 decided on

21st July 2025), we are of the view that the interest of justice would be

served if the final assessment order is set aside and the matter is revived

before the DRP to decide the objections of the Petitioner on merits.

10. We accordingly set aside the final assessment order dated 22 nd

May 2025 as well as the demand notice issued under Section 156 dated 22 nd

May 2025, read with the issue letter dated 15 th July 2025 and the order

passed by the DRP on 30th June 2025.

AUGUST 25, 2025 Darshan Patil 109-WPL-23576-2025.doc

11. The objections filed by the Petitioner before DRP against the

Draft Assessment Order dated 27th March 2025 shall stand revived and the

DRP shall decide those objections in accordance with law.

12. It is needless to clarify that the DRP, whilst deciding those

objections, shall obviously take into consideration all the contentions of the

Petitioner, including the contentions raised in this Petition regarding the

applicability of the judgment of this Court in the case of Hexaware

Technologies Ltd. (supra).

13. Rule is made absolute in the aforesaid terms and the Writ

Petition is also disposed of in terms thereof. However, there shall be no

orders as to the costs.

14. 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 25, 2025 Darshan Patil

Signed by: Darshan Patil Designation: PA To Honourable Judge Date: 29/08/2025 15:01:11

 
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