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

Ranka Jewellers vs Assistant Commissioner Of Income Tax, ...
2025 Latest Caselaw 5361 Bom

Citation : 2025 Latest Caselaw 5361 Bom
Judgement Date : 8 September, 2025

Bombay High Court

Ranka Jewellers vs Assistant Commissioner Of Income Tax, ... on 8 September, 2025

Author: B. P. Colabawalla
Bench: B. P. Colabawalla
     2025:BHC-AS:37788-DB


                                                                                        69.as.wp.11633.2025.doc



                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                 CIVIL APPELLATE JURISDICTION
                                                WRIT PETITION NO.11633 OF 2025

                    Ranka Jewellers                                                       .. Petitioner
       Digitally
       signed by
       VINA
VINA   ARVIND                Versus
ARVIND KHADPE
KHADPE Date:
       2025.09.10
       13:24:17
       +0530        Assistant Commissioner of Income Tax,
                    Central Circle 2(1), Pune                                             .. Respondents

                         Mr. Sanket Bora, with Ms. Viddhi Punmiya, Amiya R Das i/b. SPCM
                         Legal , Advocates for the Petitioner.

                         Mr.Ashok Kontangle , with Ms. Neha Pende i/b. Ms. Smita Thakur,
                         Advocates for the Respondent-Revenue.


                                      CORAM:               B. P. COLABAWALLA &
                                                           AMIT S. JAMSANDEKAR, JJ.
                                      DATE:                SEPTEMBER 8, 2025

                    P. C.

1. The learned advocate appearing on behalf of the Petitioner tenders a

draft amendment to challenge the Penalty order as well as the demand

notice, which was passed and issued after the filing of the above Writ

Petition. The draft amendment tendered to the Court is taken on record and

marked 'X' for identification.

SEPTEMBER 8, 2025 Vina Khadpe, PS

69.as.wp.11633.2025.doc

2. The Petitioner is permitted to amend the above Writ Petition in terms

of the draft handed in. Re-verification is dispensed with. The amendment

shall be carried out within one week from today.

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

made returnable forthwith and heard finally.

4. 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 therefore the Notice has to be

quashed, is the argument of the Petitioner.

5. 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)] .

6. 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

SEPTEMBER 8, 2025 Vina Khadpe, PS

69.as.wp.11633.2025.doc

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).

7. 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.

8. We accordingly set aside the impugned Notice issued under Section

148 and all other proceedings / orders emanating therefrom.

9. 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 further ordered that in the event the above

Petition is revived, there will be a stay to the operation and implimentation

of the impugned notice issued under Section 148 until further orders. It is

SEPTEMBER 8, 2025 Vina Khadpe, PS

69.as.wp.11633.2025.doc

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.

10. 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.

11. 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.

12. 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.

[ AMIT S. JAMSANDEKAR , J.] [B. P. COLABAWALLA, J.]

SEPTEMBER 8, 2025 Vina Khadpe, PS

 
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