Citation : 2022 Latest Caselaw 3612 Chatt
Judgement Date : 13 May, 2022
1
NAFR
HIGH COURT OF CHHATTISGARH, BILASPUR
WPT No. 179 of 2021
Satyanarayan Nathulal Gandhi Chowk, Neora, District Raipur Chhattisgarh
A Partnership Firm, Through Its Late Shri Satya Narayan Agrawal Aged
About 56 Years R/o Neora, District Raipur Chhattisgarh
---- Petitioner
Versus
1. Principal Commissioner of Income Tax Raipur 2 Aayakar Bhavan,civil
Lines, Raipur Chhattisgarh
2. The Income Tax Officer Ward-1(2) Civil Lines, Raipur Chhattisgarh
---- Respondents
WPT No. 183 of 2021
Bantu Kumar Agrawal S/o Shri Subhashchand Agrawal Aged About 39
Years Resident Of C / 43, Devendra Nagar, Raipur Chhattisgarh.
---- Petitioner
Versus
1. Principal Commissioner Of Income Tax Raipur 2 Aaykar Bhavan, Civil
Lines, Raipur Chhattisgarh.
2. The Assistant Commissioner Of Income Tax Circle 1(1) , Civil Lines, Raipur
Chhattisgarh.
---- Respondents
WPT No. 185 of 2021
Kachrulal Jitendra Kumar Parboling Plant Ganghi Chowk, Neora, District
Raipur Chhattisgarh. A Partnership Firm, Through Its Partner- Narendra
Kumar Agrawal, Aged About 58 Years, S/o Late Shri Mangilal Agrawal, R/o
Gandhi Chowk, Neora, District- Raipur Chhattisgarh.
---- Petitioner
Versus
1. Principal Commissioner Of Income Tax Raipur-2, Aayakar Bhavan, Civil
Lines, Raipur Chhattisgarh.
2. The Income Tax Officer Ward 1 (2), Civil Lines, Raipur Chhattisgarh.
---- Respondents
WPT No. 201 of 2021
Karni Steels Private Limited Plot No. 618, Urla Industrial Area, Raipur
(Chhattisgarh) A Co. Regd. Under The Indian Companies Act, 2003,
Through Its Director - Ummed Kumar Baid Aged About 61 Years S/o Shri
2
Late Poonamchand Baid R/o Urla Industrial Area, Raipur (Chhattisgarh),
---- Petitioner
Versus
1. Principal Commissioner Of Income Tax Raipur 2 Aaykar Bhavan, Civil
Lines, Raipur (Chhattisgarh), District : Raipur, Chhattisgarh
2. The Assistant Commissioner Of Income Tax, Circle 1(1), Civil Lines, Raipur
(Chhattisgarh), District : Raipur, Chhattisgarh
---- Respondents
________________________________________________________________________
For Petitioner : Shri Ashok Patil, Advocate
For Respondents : Shri Amit Chaudhari, Shri Ajay Kumrani
and Shri Topilal Bareth, Advocates
-------------------------------------------------------------------------------------------------------------
Single Bench: Hon'ble Shri Justice Sanjay S. Agrawal Order On Board 13.05.2022
1. By way of this petition, the Petitioners are questioning the legality and
propriety of the notice issued by Respondent No.2- Income Tax Officer under
Section 148 of the Income Tax Act, 1961.
2. At the outset, the issue involved herein has already been decided by the
Division Bench of this Court in Writ Appeal No.277/2021 along with other
connected matters, wherein it is observed at paragraphs 4 and 5 as under :
"4. As the Hon'ble Supreme Court had decided the matter, namely,
Union of India & Others v. Ashish Agarwal, reported in (2022) SCC
Online SC 543, and as certain time-lines are indicated therein, I.A. No. 2 of
2022 was filed.
5. The Hon'ble Supreme Court disposed of the aforesaid case 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.
29. All these appeals are accordingly partly allowed to the aforesaid extent.
30. In the facts of the case, there shall be no order as to costs."
3. In the light of the observation made by the Division Bench of this Court, the
petitions stand disposed of. Sd/-
(Sanjay S. Agrawal) JUDGE
sunita
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!