Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Castle Suppliers Pvt. Ltd. & Anr vs Union Of India & Ors
2025 Latest Caselaw 1725 Cal/2

Citation : 2025 Latest Caselaw 1725 Cal/2
Judgement Date : 12 June, 2025

Calcutta High Court

Castle Suppliers Pvt. Ltd. & Anr vs Union Of India & Ors on 12 June, 2025

OD-28
                            WPO/1132/2024
                             ORDER SHEET
                     THE HIGH COURT AT CALCUTTA
                   CONSTITUTIONAL WRIT JURISDICTION
                            ORIGINAL SIDE

                       Castle Suppliers Pvt. Ltd. & Anr.
                                   Versus
                            Union of India & Ors.

  BEFORE:
  The Hon'ble JUSTICE RAJA BASU CHOWDHURY
  Date: 12th June 2025
                                                                     Appearance:
                                                       Mr. Satrajit Sen, Advocate
                                                      Mr. Hemant Tiwari, Adocate
                                                               for the petitioners
                                                  Mr. Soumen Bhattacharjee, Adv.
                                                        Mr. Ankan Das, Advocate
                                                   Ms. Shradhya Ghosh, Advocate
                                                             for the respondents


        1. Challenging inter alia the order passed under section 148A(d) of the

 Income Tax Act, 1961 (hereinafter referred to as "the said Act") for the

 assessment year 2017-18 the instant writ petition has been filed. It is the

 petitioners' case that the Assessing Officer had not appropriately considered

 the response filed by the petitioners.

        2. Mr. Sen, learned advocate appearing in support of the writ petition

 by drawing attention of this Court to the notice issued under section 148A(b)

 of the said Act for the assessment year 2017-18 dated 23rd March 2024 would

 submit that the basis for issuing of such notice was an alleged credible

 information received in high risk transactions module that the assessee had

 undertaken the transaction amounting to Rs.24,88,29,320/- during the

 assessment year 2017-18. Along with the aforesaid notice, the information

 and materials relied on were also attached, which according to the
                                          2


department, suggested that the income chargeable to tax had escaped the

assessment as per the particulars provided therein. Mr. Sen has since

highlighted in detail not only the extract of investigation report but also the

response given by the petitioners and attempted to clarify that the three

entities who were alleged to have transacted with the petitioners as had been

identified in the extract of investigation report had in fact no transactions with

the petitioners during the relevant period. The aforesaid would be apparent

from the response wherein the petitioners had duly disclosed the audited

accounts to substantiate that there had been no transaction with M/s.

Solvent Vyapaar Private Limited. Insofar as M/s. Casio Vintrade Private

Limited and M/s. Corum Securities Private Limited are concerned, there had

been no transaction as well. According to the petitioners, the Assessing Officer

did not appropriately consider the petitioners' response and had mechanically

passed the order under Section 148A(d). Mr. Sen would submit that the

approach of the Assessing Officer in mechanically disposing of the petitioners'

response vitiates the order itself and in support of his aforesaid contention he

has relied on the following judgments:

     (i)    Somnath Dealtrade Pvt. Ltd. v. Union of India & Others,
              reported in 2022 SCC Online Cal 4492 : (2023) 455 ITR 720

     (ii)   Mustafa Huseni Chunawala v. The Union of India & Ors. passed
              in APOT/114/2022 and IA No. GA/1/2022

3. Per      contra,   Mr.   Bhattacharjee,   learned   Advocate   representing   the

department would submit that admittedly in this case, the petitioners were

afforded with opportunity not only to respond but with an opportunity of
                                        3


hearing as well. According to him, it is not the case of the petitioners that

there has been non-compliance of the principles of natural justice. The

assessing officer had duly considered the response filed by the petitioners and

only thereafter had passed the order under Section 148A(d) of the said Act.

4. He would further submit that the order passed by the assessing officer is a

well reasoned order. In such order, he has clarified that the assessee has not

submitted bank statements of all the bank accounts from where various

receipts in the hands of the company can be verified. According to him, the

assessing officer has categorically noted the petitioners' response and has

thereafter decided to reopen the assessment by passing an order under

Section 148A(d) of the said Act and by issuing a consequential notice under

Section 148 of the said Act. There is no irregularity in the order although,

according to him, the proposition of law in the above judgments relied on by

Mr. Sen is not in question, however, such judgments do not assist the

petitioners' case. Further if this Court is to accept the challenge of this nature

then the machinery provided for re-assessment would fail. The petitioners are

not remediless. The issuance of notice under section 148 of the said Act only

permits the assessing officer to reopen the assessment. The petitioners cannot

be permitted to stall the proceedings. The scheme of the Act provides for

enabling   an   assessee   with   further   opportunity   in   the   reassessment

proceedings and it is only thereafter that the assessing officer is likely to take

a decision and may either, in the facts, drop the proceedings or if he is of the

opinion that a variation is necessary, due prior notice in this regard would be

again served, having regard thereto, no interference is called for at this stage.
                                             4


5. Heard the learned Advocates appearing for the respective parties and

considered the materials on record. Prima facie, it appears that the notice

under Section 148A(b) of the said Act dated 23rd March, 2024 has been issued

in respect of the assessment year 2017-18. In the said notice amongst others,

it has been highlighted that from the information and materials available, it

would transpire that income chargeable to tax has escaped assessment. The

petitioners have duly responded to the same and in the response have also

extracted the investigation report relied on by the department. The relevant

portion of the reply which extracts the investigation report and the relevant

part of the response which deals with such report are extracted hereinbelow:-

         "Reply Castle Suppliers, AY: 2017-18


         Extract of Investigation Report dated NIL
         2. Certain other details of the Company has also been provided in the information.
         These include its PAN and Bank Account Number. Financial Analysis of M/s Castle
         Suppliers Private Limited is as follows:




      F.Y.   Share        Securities    Borrowings Total          Investment      Loans   &
              Capital     Premium                   Equities      s          in   Advances
                          Reserve                   &             Unlisted
                                                    Liabilities   Equities


      2013 - 9700000      193127000 33695343        343138536     195664242       9309000
      2014


      2014 - 9700000      193127000 33695343        366571381     245469272       12372759
      2015


      2015 - 9700000      193127000 17000000        326629530     248829320       22372759
      2016
                                                      5


2016 - 9700000             193127000 89473600                        347895505          0    34872759
2017


2017 - 9700000             193127000 35971856                        336567445   157129161   19317000
2018




   3. It may kindly be seen from the abovementioned Financial Analysis of M/s Castle
   Suppliers Private Limited that there has been Sale of Unlisted Equities from its
   Asset amounting to 24,88,29,320/- during F.Y. 2016-2017 and proceeds of this
   Sale has been invested in giving loans. Accordingly, in order to corroborate it,
   Statement of Company's o HDFC Bank Account number 01052560002804 was
   procured. Soft copy of this Ban. Statement is placed in this file in the accompanying
   Pen Drive. An analysis of this accoun shows considerable transactions with many
   Entities, including many suspicious entities These entities include M/s Casio
   Vintrade Private Limited, M/s Solvent Vyapaar Privat Limited, M/s Corum
   Securities Private Limited and others.


   4. In order to verify the genuineness of Sale of Unlisted Equities from the books of M
   Castle Suppliers Private Limited, a summon dated 27/10/2021 under Section 131
   of th Income-tax Act, 1961 was sent to the Company, which has remained
   unanswered, there leaving the issue suspicious.
   --------------------------------------------------------------------------

------------------------------------------------------------

The information itself is un-substantiated, unverified and unfounded. The investigation report has stated nature of enquiry as 'Open enquiry' thus as jurisdictional Assessing Officer should ought to make further enquiry and should not based the opinion on 3rd party allegations "from credible sources" which are also unidentified ones.

It is worthwhile to mention that Casio Vintrade Pvt Ltd. And Solvent Vyapaar Pvt Ltd. are the group Companies of the assessee. In the year under consideration there is no transactions with Casio Vintrade Pvt Ltd and Corum Securities Private Limited. The Ledger account of FY 2016-17 (AY 2017-18) of Solvent Vyapaar Pvt Ltd is enclosed for reference. Please note there is no transaction during the year with said company.

It is pertinent to mention that these entities Casio Vintrade Pvt Ltd. And Solvent Vyapaar Pvt Ltd were subject to scrutiny assessment u/s. 143(3) of the Act by respective JAO for relevant AY 2017-18 and there is no adverse or doubt about the identity creditworthiness or business activities about any of them. The master data as per ROC records of their entities are also enclosed. The documents will enable you to frame a rationale opinion and reasonable belief about the association of the assessee and their standing.

We are also submitting the detailed bank books with bank statement. We seek an opportunity for personal hearing to explain the facts with documentary evidences before your kind self."

6. I find as rightly pointed out by Mr. Bhattacharya, representing the

respondents, that the assessing officer had afforded opportunity of hearing to

the petitioner and, prima facie, there does not appear to be violation of the

principles of natural justice. It may, however, be noted that having regard to

the safeguards provided in reopening the assessment, as is apparent from the

scheme of section 148 of the said Act, and post the notification of the Finance

Act 2021, w.e.f. 1st April 2021, ordinarily, the assessment cannot be reopened

unless the provisions of Section 148A of the said Act which incorporates in

itself safeguards provided for reopening are complied with. As would appear

from the provisions of Section 148 of the said Act that the same deals with the

issue of notice where income has escaped assessment. Section 148A deals

with the procedure for conducting enquiry, providing ample opportunity prior

to issuance of the notice under section 148 of the said Act. As it would further

appear from section 148A that the assessing officer, before issuing the notice,

can either conduct an enquiry, if required, with prior approval of the specified

authority having regard to the information which suggests that income

chargeable to tax has escaped assessment. The other option available is under

clause (b) of section 148A, which suggests that the assessing officer shall,

before issuing any notice under section 148, provide an opportunity of being

heard to the assessee with a prior approval of the specified authority by

serving him a notice to show cause within such time as may be specified in

the notice. The provisions of Section 148A(c) provides for furnishing of reply

by the assessee while the provisions of section 148(d) of the said Act provide

that the assessing officer shall decide on the basis of the materials available

on record, including the reply of the assessee, whether or not it is a fit case to

issue a notice under section 148, by passing an order with the prior approval

of the specified authority within one month from the end of the month in

which the reply referred to in clause (c) is received by him, or where no such

reply is furnished, within one month from the end of the month in which time

or extended time allowed to furnish a reply as per clause (b) expires.

7. Admittedly, in this case, a notice under section 148A(b) was issued. As

such, it was obligatory on the part of the assessing officer, having regard to

the scheme of the said Act and the provisions contained in section 148A(d) of

the said Act to decide on the basis of the materials available on record,

including the reply of the assessee, whether or not it was a fit case to issue a

notice under section 148 of the said Act.

8. Admittedly, I find that in the instant case, the assessing officer has

concluded that the claim of the assessee is not acceptable in the light of the

information provided by the Investigation Directorate. It has further proceeded

to hold that the information received from the investigation wing cannot be

fully cross-verified with meagre submission made by the assessee. I,

however, notice that apart from the aforesaid, no reasons whatsoever has

been provided by the assessing officer to dislodge the case made out by the

petitioners. Since appropriate safeguards have been provided for in section

148A of the said Act and since an opportunity to respond is provided, in my

view, such opportunity should be a meaningful opportunity and not mere

rejection of the response filed by the assessee, as not being accepted in the

light of the information available by them. If the assessing officer was to reject

the contention of the petitioner, appropriate reasons as to why the same was

found to be unacceptable ought to have been quoted. The assessing officer has

chosen not to discredit the audited accounts of the petitioner while

considering the response. In this context, it may be noted that the Hon'ble

Division Bench of this Court, in the judgments delivered in the case of

Somnath Dealtrade Pvt.Ltd. (supra) and in the case of Mustafa Huseni

Chunwala (supra) has clearly concluded that there should be a meaningful

and effective opportunity of hearing and not an empty formality. The assessing

officer ought not to have dismissed the response filed by the petitioner by

holding out the same not to be acceptable without the same being

substantiated by reasons.

9. In the light of the above, I am of the view that the order impugned and the

notice under Section 148 cannot be sustained, the same are accordingly set

aside and the matter is remanded back to the assessing officer for a fresh

decision on merits.

10. The assessing officer, before passing an order under Section 148A(d) of the

said Act, shall give an opportunity of hearing to the petitioner and shall deal

with the response filed by the petitioner in a meaningful manner having

regard to the observations made hereinabove.

11. It is made clear that the above decision shall be taken within a period of

one month from the date of communication of this order.

12. The petitioner is also directed to cooperate with the assessing officer by

producing documents as and when called for.

13. With the above observations and directions, the writ petition stands

dispose of.

14. There shall be no order as to costs.

(RAJA BASU CHOWDHURY, J.)

R. Bose/akg/

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter