Citation : 2022 Latest Caselaw 3452 Chatt
Judgement Date : 11 May, 2022
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
WPT No. 132 of 2022
Navinder Kaur Chhabra, w/o Satpal Singh Chhabra, aged about 40 years,
residing at C-11, Devendra Nagar, Raipur, Chhattisgarh, 492011.
---- Petitioner
Versus
1. Union Of India Through The Ld. Secretary, Ministry Of Finance,
(Department Of Revenue) No. 137, North Block, New Delhi-110001
2. Central Board Of Direct Tax, Through Its Ld. Chairman Ministry Of
Finance (Department Of Revenue) North Block, New Delhi, 110002
3. Principal Commissioner Of Income Tax, Raipur -1, New C.R. Building,
Civil Lines, Raipur, Chhattisgarh.
4. Income Tax Officer Ward 1(2), Raipur, Aayakar Bhawan, Central
Revenue Building, Civil Lines, Raipur, Chhattisgarh.
5. Additional/Joint/Deputy/ Assistant Commissioner Of Income
Tax/Income Tax Officer, National E-Assessment Centre, Delhi (Now
Known As National Faceless Assessment Centre), Ministry Of
Finance (Department Of Revenue) North Block, New Delhi -110001
---- Respondents
(Cause-title taken from Case Information System) For Petitioner : Mr. Apurv Goyal, Advocate For Respondent No.1 : Mr. Ram Narayan Sahu, CGC For Respondent Nos. 2 to 5 : Mr. Amit Chaudhari, Advocate
Hon'ble Shri Arup Kumar Goswami, Chief Justice
Hon'ble Shri Rajendra Chandra Singh Samant, Judge
Order on Board
Per Arup Kumar Goswami, Chief Justice
11.05.2022
Heard Mr. Apurv Goyal, learned counsel for the petitioner. Also heard
Mr. Ram Narayan Sahu, learned Central Government Counsel, appearing
for respondent No.1 and Mr. Amit Chaudhari, learned counsel, appearing
for respondent Nos. 2 to 5.
2. At the outset, Mr. Chaudhari submits that this case is squarely
covered by the judgment of the Hon'ble Supreme Court rendered in Union
of India & Others v. Ashish Agarwal , reported in (2022) SCC Online SC
543.
3. Mr. Goyal, however, submits that the present case is not covered as
the notice issued under Section 148 of the Income Tax Act, 1961 was not a
valid notice as the same was time-barred.
4. The Hon'ble Supreme Court disposed of the aforesaid case holding
as follows :
"26. In view of the above and for the reasons stated above,
the present Appeals are ALLOWED IN PART. The impugned
common judgment and orders passed by the High Court of
Judicature at Allahabad in W.T. No. 524/2021 and other
allied tax appeals/petitions, is/are hereby modified and
substituted as under:-
(i) The impugned section 148 notices issued to the
respective assessees which were issued under
unamended section 148 of the IT Act, which were
the subject matter of writ petitions before the various
respective High Courts shall be deemed to have
been issued under section 148A of the IT Act as
substituted by the Finance Act, 2021 and construed
or treated to be show-cause notices in terms of
section 148A(b). The assessing officer shall, within
thirty days from today provide to the respective
assessees information and material relied upon by
the Revenue, so that the assessees can reply to the
show-cause notices within two weeks thereafter;
(ii) The requirement of conducting any enquiry, if
required, with the prior approval of specified
authority under section 148A(a) is hereby dispensed
with as a one-time measure vis-a-vis those notices
which have been issued under section 148 of the
unamended Act from 01.04.2021 till date, including
those which have been quashed by the High Courts.
Even otherwise as observed hereinabove
holding any enquiry with the prior approval of
specified authority is not mandatory but it is for the
concerned Assessing Officers to hold any enquiry, if
required;
(iii) The assessing officers shall thereafter pass
orders in terms of section 148A(d) in respect of each
of the concerned assessees; Thereafter after
following the procedure as required under Section
148A may issue notice under section 148 (as
substituted);
(iv) All defences which may be available to the
assesses including those available under section
149 of the IT Act and all rights and contentions which
may be available to the concerned assesses and
Revenue under the Finance Act, 2021 and in law
shall continue to be available.
27. The present order shall be applicable PAN INDIA and
all judgments and orders passed by different High Courts
on the issue and under which similar notices which were
issued after 01.04.2021 issued under section 148 of the Act
are set aside and shall be governed by the present order
and shall stand modified to the aforesaid extent. The
present order is passed in exercise of powers under Article
142 of the Constitution of India so as to avoid any further
appeals by the Revenue on the very issue by challenging
similar judgments and orders, with a view not to burden this
Court with approximately 9000 appeals. We also observe
that present order shall also govern the pending writ
petitions, pending before various High Courts in which
similar notices under Section 148 of the Act issued after
01.04.2021 are under challenge.
28. The impugned common judgments and orders passed
by the High Court of Allahabad and the similar judgments
and orders passed by various High Courts, more
particularly, the respective judgments and orders passed by
the various High Courts particulars of which are mentioned
hereinabove, shall stand modified/substituted to the
aforesaid extent only.
5. A perusal of the above would go to show that the Hon'ble Supreme
Court has laid down that all defences which may be available to the
assesses including those available under section 149 of the IT Act and all
rights and contentions which may be available to the concerned assesses
and Revenue under the Finance Act, 2021 and in law shall continue to be
available.
6. In that view of the matter, we are of the considered opinion that this
case is squarely covered by the judgment of the Hon'ble Supreme Court
rendered in Union of India & Others v. Ashish Agarwal (supra).
Accordingly, this petition stands disposed of in terms of the order passed by
the Hon'ble Supreme Court.
Sd/- Sd/-
(Arup Kumar Goswami) (Rajendra Chandra Singh Samant)
Chief Justice Judge
Chandra
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!