Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pooja Singla Builders And ... vs National Faceless Assessment ...
2021 Latest Caselaw 2411 Del

Citation : 2021 Latest Caselaw 2411 Del
Judgement Date : 6 September, 2021

Delhi High Court
Pooja Singla Builders And ... vs National Faceless Assessment ... on 6 September, 2021
                          $~68
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                  Date of Decision: 06.09.2021

                          +      W.P.(C) 9651/2021 & CM APPLs. 29810-11/2021
                                 POOJA SINGLA BUILDERS AND ENGINEERS
                                 PRIVATE LIMITED                       ..... Petitioner
                                               Through: Mr.Ved Jain & Ms.Richa
                                                        Mishra, Advs.
                                               versus

                                 NATIONAL FACELESS ASSESSMENT
                                 CENTRE & ORS                       ...... Respondents
                                              Through: Mr.Sunil Agarwal, Sr.Standing
                                                       Counsel with Mr.Tushar Gupta,
                                                       Advocate
                                 CORAM:
                                 HON'BLE MR. JUSTICE MANMOHAN
                                 HON'BLE MR. JUSTICE NAVIN CHAWLA

                                 MANMOHAN, J. (Oral)

1. The petition has been heard by way of video conferencing.

2. Present writ petition has been filed challenging the impugned assessment order and notice of demand dated 07th April 2021 and also the impugned show cause notices dated 07thApril 2021 and 05th August, 2021 for imposition of penalty under Section 274 read with Section 271AAC(1) of the Income Tax Act, 1961 [the Act] for the Assessment Year 2018-2019.

3. Mr.Ved Jain, learned counsel for the Petitioner states that the impugned assessment order passed is jurisdictionally flawed and bad

Signature Not Verified Digitally Signed

Signing Date:07.09.2021 20:19:02 in law since it is violative of the mandatory and binding natural justice requirements stipulated in faceless assessment scheme and relevant CBDT instructions.

4. He emphasizes that no mandatory valid show cause notice as well as draft assessment order had been issued to the Petitioner before drawing an adverse inference against the Petitioner and creating a tax demand of Rs.3,11,37,680/-.

5. He relies on para 4 of the Central Board of Direct Taxes instruction no. 20/2015, dated 29th December 2015 which inter alia provides for a fair opportunity to an Assessee to explain its case and mandates issuance of a show cause notice. The relevant portion of the said instructions no.20/2015 is reproduced hereinbelow:-

"4. The Board further desires that in all cases under scrutiny, where the Assessing Officer proposes to make additions or disallowances, the assessee would be given a fair opportunity to explain his position on the proposed additions/disallowances in accordance with the principle of natural justice. In this regard, the Assessing Officer shall issue an appropriate show-cause notice duly indicating the reasons for the proposed additions/disallowances along with necessary evidences/reasons forming the basis of the same. Before passing the final order against the proposed additions/disallowances, due consideration shall be given to the submissions made by the assessee in response to the show-cause notice. "

6. Per contra, Mr.Sunil Agarwal, learned senior standing counsel for the respondents, states that principles of natural justice have been complied with in the present case as adequate notice had been given to the Petitioner, who had also responded to the same by way of an

Signature Not Verified Digitally Signed

Signing Date:07.09.2021 20:19:02 elaborate reply. In support of his submission, he relies upon the Constitution Bench judgment of the Supreme Court in Managing Director, ECIL, Hyderabad & Ors. Vs. Karunakar & Ors., (1993) 4 SCC 727. The relevant portion of the said judgment is reproduced hereinbelow:-

"30.[v] The next question to be answered is what is the effect on the order of punishment when the report of the enquiry officer is not furnished to the employee and what relief should be granted to him in such cases. The answer to this question has to be relative to the punishment awarded. When the employee is dismissed or removed from service and the inquiry is set aside because the report is not furnished to him, in some cases the non-furnishing of the report may have prejudiced him gravely while in other cases it may have made no difference to the ultimate punishment awarded to him. Hence to direct reinstatement of the employee with back-wages in all cases is to reduce the rules of justice to a mechanical ritual. The theory of reasonable opportunity and the principles of natural justice have been evolved to uphold the rule of law and to assist the individual to vindicate his just rights. They are not incantations to be invoked nor rites to be performed on all and sundry occasions. Whether in fact, prejudice has been caused to the employee or not on account of the denial to him of the report, has to be considered on the facts and circumstances of each case. Where, therefore, even after the furnishing of the report, no different consequence would have followed, it would be a perversion of justice to permit the employee to resume duty and to get all the consequential benefits. It amounts to rewarding the dishonest and the guilty and thus to stretching the concept of justice to illogical and exasperating limits. It amounts to an "unnatural expansion of natural justice" which in itself is antithetical to justice."

Signature Not Verified Digitally Signed

Signing Date:07.09.2021 20:19:02

7. Having heard learned counsel for the parties, this Court is of the view that Section 144B(1)(xvi)(b) of the Act mandatorily provides for issuance of a prior show cause notice and draft assessment order before issuing the final assessment order. The relevant portions of Section 144B(1)(xvi)(b) as well as Section 144B(9) of the Act are reproduced hereinbelow:-

"144B. Faceless assessment -

                               (1)       xxxx         xxxx               xxxx
                                         xxxx         xxxx               xxxx

(xvi) the National Faceless Assessment Centre shall examine the draft assessment order in accordance with the risk management strategy specified by the Board, including by way of an automated examination tool, whereupon it may decide to-

xxxx xxxx xxxx

(b) provide an opportunity to the assessee, in case any variation prejudicial to the interest of assessee is proposed, by serving a notice calling upon him to show cause as to why the proposed variation should not be made; or xxxx xxxx xxxx (9) Notwithstanding anything contained in any other provision of this Act, assessment made under sub-section (3) of section 143 or under section 144 in the cases referred to in sub section (2) [other than the cases transferred under sub- section (8)], on or after the 1st day of April, 2021, shall be non est if such assessment is not made in accordance with the procedure laid down under this section."

8. Since in the present case no prior show cause notice as well as draft assessment order had been issued, there has been a violation of the mandatory procedure prescribed in law.

9. This Court is of the view that once the assessment has been done by the Respondent No. 1 in accordance with Section 144B of the

Signature Not Verified Digitally Signed

Signing Date:07.09.2021 20:19:02 Act, it has to be done in accordance with the procedure prescribed therein alone.

10. It is settled law that when power is given to do a certain thing in a certain way, the thing must be done in that way or not at all and other methods of performance are forbidden. (See: Taylor vs. Taylor, (1875) 1 Ch.D. 426; Nazir vs. King Emperor, AIR 1936 PC 253; and Babu Verghese vs. Bar Council of Kerala, (1999) 3 SCC 422).

11. Consequently, even if it is assumed that the principles of natural justice have been complied with in the present case, then also the mandate of the statute would have to be complied with.

12. Keeping in view the aforesaid, the impugned assessment order and notice of demand dated 07th April, 2021 and the impugned show cause notices dated 07thApril 2021 and 05th August, 2021 for imposition of penalty under Section 274 read with Section 271AAC(1) are set aside and the matter is remanded back to the Assessing Officer, who shall issue a show cause notice and draft assessment order and thereafter pass a reasoned order in accordance with law.

13. With the aforesaid direction, the present writ petition along with pending applications stands disposed of.

14. The order be uploaded on the website forthwith. Copy of the order be also forwarded to the learned counsel through e-mail.

MANMOHAN, J

NAVIN CHAWLA, J SEPTEMBER 06, 2021/rn

Signature Not Verified Digitally Signed

Signing Date:07.09.2021 20:19:02

 
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 : MAIMS

 
 
Latestlaws Newsletter