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

Kantilal Mohanlal Mandot vs Income Tax Officer Ward 2(3) Solapur And ...
2025 Latest Caselaw 928 Bom

Citation : 2025 Latest Caselaw 928 Bom
Judgement Date : 28 July, 2025

Bombay High Court

Kantilal Mohanlal Mandot vs Income Tax Officer Ward 2(3) Solapur And ... on 28 July, 2025

Author: B. P. Colabawalla
Bench: B. P. Colabawalla
      2025:BHC-AS:31793-DB


                                                                                                           18-wp-6154-2025.doc



                                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                                 CIVIL APPELLATE JURISDICTION

                                                                 WRIT PETITION NO.6154 OF 2025

                                 Kantilal M. Mandoot                           .. Petitioner.
                                      Versus
                                 Income Tax Officer Ward 2 (3), Solapur & Ors. .. Respondents.

                                     Adv. Rutuja Pawar (through V. C. ) with Adv. Hetal Laghave and Adv.
                                     Sneha More, for the Petitioner.

                                     Adv. Akhileshwar Sharma with Adv. Shradha Worlikar, for the
                                     Respondents.
                                                        CORAM: B. P. COLABAWALLA &

             Digitally signed
                                                                                      FIRDOSH P. POONIWALLA, JJ.
SMITA     by SMITA
          RAJNIKANT
RAJNIKANT JOSHI
JOSHI     Date: 2025.07.29
                                                                           DATE:      JULY 28, 2025
             17:00:41 +0530




                                P. C.

1. In the above Petition Rule was issued on 17 th June 2025 and

interim relief was also granted interalia staying the Notice issued under

Section 148 of the Income Tax Act, 1961. Today, though the matter has come

up under the caption "for directions", we have, with the consent of parties,

heard it 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

JULY 28, 2025 S.R.JOSHI

18-wp-6154-2025.doc

Assessing Officer. This is a fatal defect and therefore the Notice has to be

quashed, is the argument of the Petitioner.

3. It is the Petitioners' 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 immediately on re-opening. He 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.

6. We accordingly set aside the impugned Notice issued under

Section 148 and all other proceedings/orders emanating therefrom.

JULY 28, 2025 S.R.JOSHI

18-wp-6154-2025.doc

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.

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.]

JULY 28, 2025 S.R.JOSHI

 
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