Citation : 2024 Latest Caselaw 6421 Del
Judgement Date : 26 September, 2024
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: September 11, 2024
Judgment pronounced on September 26, 2024
+ ITA 116/2023
INTERNATIONAL HOSPITAL LIMITED .....Appellant
Through: Mr. Simran Mehta, Advocate.
versus
DCIT CIRCLE 12 (2) .....Respondent
Through: Mr. Gaurav Gupta, SSC along
with Mr. Shivendra Singh and
Mr. Yojit Pareek, JSCs.
+ W.P.(C) 13807/2022
RELIGARE ENTERPRISES LIMITED (AS SUCCESSOR-IN-
INTEREST OF RELIGARE SECURITIES LTD) .....Petitioner
Through: Mr. Rohit Jain, Mr. Aniket D.
Agrawal Ms. Manisha Sharma
and Ms. Somya Jain, Advocates
versus
ASSISTANT COMMISSIONER OF
INCOME TAX & ORS. .....Respondents
Through: Mr. Sunil Kumar Agarwal, SSC
along with Mr. Shivansh B.
Pandya, Mr. Viplav Acharya,
JSCs and Mr. Utkarsh Tiwari,
Adv.
+ W.P.(C) 11498/2019
BABA LEASE & INVESTMENT PVT LTD .....Petitioner
Through: Mr. Prakash Sinha, Adv.
versus
INCOME TAX OFFICER, WARD NO.
15(1), DELHI .....Respondent
Through: Mr. Siddhartha Sinha, SSC along
Signature Not Verified
ITA 116/2023 & other connected matters Page 1 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
with Ms. Dacchita Shahi and Ms.
Anjuja Pethia, JSCs, Mr. Nring
Chamwibo Zeliang and Ms. Anu
Priya Minz, Advs.
+ W.P.(C) 1894/2020
M/S BABA LEASE & INVESTMENT PVT LTD .....Petitioner
Through: Mr. Prakash Sinha, Adv.
versus
INCOME TAX OFFICER WARD NO
16(1), DELHI .....Respondent
Through: Mr. Anurag Ojha, SSC along
with Ms. Hemlata Rawat and Mr.
V.K. Saksena, JSCs.
+ W.P.(C) 10882/2021
GARTNER INDIA RESEARCH AND ADVISORY SERVICES
PRIVATE LIMITED .....Petitioner
Through: Mr. Vishal Kalra, Ms. Singdha
Gautam, Mr. S.S. Tomar and Mr.
Ankit Sahni, Advs.
versus
THE ASSESSING OFFICER NATIONAL FACELESS
ASSESSMENT CENTRE DELHI & ANR. .....Respondents
Through: Mr. Abhishek Maratha, SSC
with Mr. Parth Semiwal, Mr.
Apoorv Agarwal, Jr SCs, Ms.
Nupur Sharma, Mr. Gaurav
Singh, Ms. Muskan Goel, Mr.
Bhanukaran Singh, Ms. Surabhi
Jain and Mr. Himanshu Gaur,
Advocates.
+ W.P.(C) 13862/2021
BSBK ENGINEERS PRIVATE LIMITED (RESULTING
COMPANY OF VOGUE LEASING AND FINANCE PVT.
LTD.) .....Petitioner
Through: Mr. Amol Sinha, Mr. Kshitij
Signature Not Verified
ITA 116/2023 & other connected matters Page 2 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Garg and Mr. Sourav Verma,
Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX CENTRAL
CIR-13 DELHI .....Respondent
Through: Mr. Sanjay Kumar, SSC along
with Ms. Easha Kadian, JSC.
+ W.P.(C) 13883/2021
BSBK ENGINEERS PRIVATE LIMITED (RESULTING
COMPANY OF MADHULIKA FINANCE COMPANY
LTD.) .....Petitioner
Through: Mr. Amol Sinha, Mr. Kshitij
Garg and Mr. Sourav Verma,
Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX CENTRAL
CIR-13 DELHI .....Respondent
Through: Mr. Sanjay Kumar, SSC along
with Ms. Easha Kadian, JSC.
+ W.P.(C) 13930/2021
RELIGARE ENTERPRISES LTD. (AS SUCCESSOR-IN-
INTEREST OF RGAM INVESTMENT ADVISERS PRIVATE
LIMITED) .....Petitioner
Through: Mr. Rohit Jain, Mr. Aniket D.
Agrawal Ms. Manisha Sharma
and Ms. Somya Jain, Advocates
versus
ASSISTANT COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Through: Mr. Sunil Kumar Agarwal, SSC
along with Mr. Shivansh B.
Pandya, Mr. Viplav Acharya,
JSCs and Mr. Utkarsh Tiwari,
Signature Not Verified
ITA 116/2023 & other connected matters Page 3 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Adv.
+ W.P.(C) 14005/2021
RELIGARE ENTERPRISES LTD. (AS SUCCESSOR-IN-
INTEREST OF RELIGARE CAPITAL MARKETS (INDIA)
PVT. LTD.) .....Petitioner
Through: Mr. Rohit Jain, Mr. Aniket D.
Agrawal Ms. Manisha Sharma
and Ms. Somya Jain, Advocates
versus
ASSISTANT COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Through: Mr. Sunil Kumar Agarwal, SSC
along with Mr. Shivansh B.
Pandya, Mr. Viplav Acharya,
JSCs and Mr. Utkarsh Tiwari,
Adv.
+ W.P.(C) 14061/2021
RELIGARE ENTERPRISES LTD. (AS SUCCESSOR-IN-
INTEREST OF RELIGARE ARTS INVESTMENT
MANAGEMENT LIMITED) .....Petitioner
Through: Mr. Rohit Jain, Mr. Aniket D.
Agrawal Ms. Manisha Sharma
and Ms. Somya Jain, Advocates
versus
ASSISTANT COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Through: Mr. Sunil Kumar Agarwal, SSC
along with Mr. Shivansh B.
Pandya, Mr. Viplav Acharya,
JSCs and Mr. Utkarsh Tiwari,
Adv.
+ W.P.(C) 14062/2021
RELIGARE ENTERPRISES LTD (AS SUCCESSOR-IN-
INTEREST OF RGAM CAPITAL INDIA LTD.) .....Petitioner
Through: Mr. Rohit Jain, Mr. Aniket D.
Signature Not Verified
ITA 116/2023 & other connected matters Page 4 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Agrawal Ms. Manisha Sharma
and Ms. Somya Jain, Advocates
versus
ASSISTANT COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Through: Mr. Sunil Kumar Agarwal, SSC
along with Mr. Shivansh B.
Pandya, Mr. Viplav Acharya,
JSCs and Mr. Utkarsh Tiwari,
Adv.
+ W.P.(C) 14296/2021
BSBK ENGINEERS PRIVATE LIMITED (RESULTING
COMPANY OF PARISHUDH FINANCE COMPANY PVT.
LTD.) .....Petitioner
Through: Mr. Amol Sinha, Mr. Kshitij
Garg and Mr. Sourav Verma,
Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX CENTRAL
CIR-13 DELHI .....Respondent
Through: Mr. Sanjay Kumar, SSC along
with Ms. Easha Kadian, JSC.
+ W.P.(C) 14306/2021
RANGOLI RESORTS PVT LTD (AS SUCCESSOR IN
INTEREST OF POLYFLEX MARKETING PVT LTD)
.....Petitioner
Through: Mr. Rohit Jain, Mr. Aniket D.
Agrawal, Ms. Manisha Sharma,
Mr. Saksham Singhal and Mr.
Samarth Chaudhari, Advocates
versus
ASSISTANT COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Signature Not Verified
ITA 116/2023 & other connected matters Page 5 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Through: Mr. Ruchir Bhatia, SSC along
with Mr. Anant Mann, JSC, Mr.
Abhishek Anand and Mr. Pranjal
Singh, Advs.
+ W.P.(C) 14798/2021
MADHU VINIYOG PRIVATE LIMITED (MARIGOLD
NIRMAN PVT. LTD. MERGED WITH PETITIONER)
.....Petitioner
Through: Mr. Rohit Bansal, Adv.
versus
DEPUTY COMMISSIONER OF INCOME TAX CIRCLE
16(1), DELHI & ANR. .....Respondents
Through: Mr. Abhishek Maratha, SSC
with Mr. Parth Semiwal, Mr.
Apoorv Agarwal, Jr SCs, Ms.
Nupur Sharma, Mr. Gaurav
Singh, Ms. Muskan Goel, Mr.
Bhanukaran Singh, Ms. Surabhi
Jain and Mr. Himanshu Gaur,
Advocates.
+ W.P.(C) 4035/2022
QUALCOMM INDIA PVT. LTD. AFTER MERGER OF CSR
TECHNOLOGY INDIA- PRIVATE LIMITED. .....Petitioner
Through: Ms. Ananya Kapoor, Adv.
versus
ASSISTANT COMMISSIONER OF INCOME
TAX CIRCLE 19-1 & ORS. .....Respondents
Through: Mr. Puneet Rai, SSC along with
Mr. Ashvini Kumar and Mr.
Rishabh Nangia, SCs.
+ W.P.(C) 4038/2022
QUALCOMM INDIA PVT. LTD. -AFTER MERGER OF
IKANOS COMMUNICATIONS INDIA PVT. LTD.
.....Petitioner
Through: Ms. Ananya Kapoor, Adv.
Signature Not Verified
ITA 116/2023 & other connected matters Page 6 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
versus
ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE
19 (1), DELHI AND ORS. .....Respondents
Through: Mr. Puneet Rai, SSC along with
Mr. Ashvini Kumar and Mr.
Rishabh Nangia, SCs.
+ W.P.(C) 4103/2022
QUALCOMM INDIA PVT. LTD. -AFTER MERGER OF CSR
INDIA PRIVATE LIMITED. .....Petitioner
Through: Ms. Ananya Kapoor, Adv.
versus
ASSISTANT COMMISSIONER OF INCOME TAX
CIRCLE 19-1 & ORS. .....Respondents
Through: Mr. Puneet Rai, SSC along with
Mr. Ashvini Kumar and Mr.
Rishabh Nangia, SCs.
+ W.P.(C) 5021/2022
NOKIA SOLUTIONS AND NETWORKS INDIA PVT LTD
(SUCCESSOR OF NOKIA SIEMENS NETWORK INDIA
PRIVATE LIMITED) .....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
DEPUTY COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Through: Mr. Abhishek Maratha, SSC
with Mr. Parth Semiwal, Mr.
Apoorv Agarwal, Jr SCs, Ms.
Nupur Sharma, Mr. Gaurav
Singh, Ms. Muskan Goel, Mr.
Bhanukaran Singh, Ms. Surabhi
Signature Not Verified
ITA 116/2023 & other connected matters Page 7 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Jain and Mr. Himanshu Gaur,
Advocates.
+ W.P.(C) 5022/2022
M/S NOKIA SOLUTIONS AND NETWORKS INDIA PVT
LTD (SUCCESSOR OF NOKIA SIEMENS NETWORKS
INDIA PRIVATE LIMITED) .....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
DEPUTY COMMISSIONER OF INCOME TAX,
CIRCLE 16 (1) AND ANR. .....Respondents
Through: Mr. Abhishek Maratha, SSC
with Mr. Parth Semiwal, Mr.
Apoorv Agarwal, Jr SCs, Ms.
Nupur Sharma, Mr. Gaurav
Singh, Ms. Muskan Goel, Mr.
Bhanukaran Singh, Ms. Surabhi
Jain and Mr. Himanshu Gaur,
Advocates.
+ W.P.(C) 5118/2022
M/S NOKIA SOLUTIONS AND NETWORKS INDIA
PRIVATE LIMITED (SUCCESSOR OF NOKIA SIEMENS
NETWORKS INDIA PRIVATE LIMITED) .....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
DEPUTY COMMISSIONER OF INCOME TAX, CIRCLE
16(1) AND ANR .....Respondents
Through: Mr. Abhishek Maratha, SSC
with Mr. Parth Semiwal, Mr.
Apoorv Agarwal, Jr SCs, Ms.
Nupur Sharma, Mr. Gaurav
Signature Not Verified
ITA 116/2023 & other connected matters Page 8 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Singh, Ms. Muskan Goel, Mr.
Bhanukaran Singh, Ms. Surabhi
Jain and Mr. Himanshu Gaur,
Advocates.
+ W.P.(C) 5134/2022
PAYTM MOBILE SOLUTIONS PRIVATE LIMITED ( NOW
MERGED INTO ONE 97 COMMUNICATIONS LIMITED)
.....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE
19(1), DELHI AND ORS. .....Respondents
Through: Mr. Indruj Rai, SSC with Mr.
Sanjeev Menon and Mr. Rahul
Singh, JSCs
+ W.P.(C) 5161/2022
PAYTM MOBILE SOLUTIONS PRIVATE LIMITED (N0W
MERGED INTO ONE 97 COMMUNICATIONS LIMITED)
.....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE
19(1), DELHI AND OTHERS .....Respondents
Through: Mr. Indruj Rai, SSC with Mr.
Sanjeev Menon and Mr. Rahul
Singh, JSC
+ W.P.(C) 5165/2022
Signature Not Verified
ITA 116/2023 & other connected matters Page 9 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
PAYTM MOBILE SOLUTIONS PRIVATE LIMITED (NOW
MERDED INTO ONE 97 COMMUNICATIONS LTD.)
.....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE
19(1), DELHI AND ORS. .....Respondents
Through: Mr. Indruj Rai, SSC with Mr.
Sanjeev Menon and Mr. Rahul
Singh, JSC
+ W.P.(C) 5166/2022
PAYTM MOBILE SOLUTIONS PRIVATE LIMITED (NOW
MERGED INTO ONE 97 COMMUNICATIONS LTD.)
.....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE
19(1), DELHI AND ORS. .....Respondents
Through: Mr. Indruj Rai, SSC with Mr.
Sanjeev Menon and Mr. Rahul
Singh, JSC
+ W.P.(C) 5171/2022
PAYTM MOBILE SOLUTIONS PRIVATE LIMITED (NOW
MERGED INTO ONE 97 COMMUNICATIONS LIMITED)
.....Petitioner
Through: Mr. Deepak Chopra, Mr. Ankul
Goyal and Mr. Priyam
Bhatnagar, Advs.
versus
Signature Not Verified
ITA 116/2023 & other connected matters Page 10 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
ASSISTANT COMMISSIONER OF INCOME
TAX & ORS. .....Respondents
Through: Mr. Indruj Rai, SSC with Mr.
Sanjeev Menon and Mr. Rahul
Singh, JSC
+ W.P.(C) 5475/2022
SHAKUNTLAM SOFTECH PRIVATE LIMITED (NOW
AMALGAMATED WITH SHAKUNTLAM SECURITIES
PRIVATE LIMITED) .....Petitioner
Through: Mr. Ruchesh Sinha and Ms.
Monalisa Maity, Advs.
versus
INCOME TAX OFFICER WARD 23(1)
DELHI & ANR. .....Respondents
Through: Mr. Puneet Rai, SSC along with
Mr. Ashvini Kumar and Mr.
Rishabh Nangia, SCs.
+ W.P.(C) 7151/2022
MERCER CONSULTING (INDIA) PRIVATE
LIMITED .....Petitioner
Through: Mr. Manuj Sabharwal and Mr.
Drona Negi, Advocates
versus
DEPUTY COMMISSIONER OF INCOME-
TAX & ORS. .....Respondents
Through: Mr. Siddhartha Sinha, SSC along
with Ms. Dacchita Shahi and Ms.
Anjuja Pethia, JSCs, Mr. Nring
Chamwibo Zeliang and Ms. Anu
Priya Minz, Advs.
Signature Not Verified
ITA 116/2023 & other connected matters Page 11 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
+ W.P.(C) 7217/2022
MERCER CONSULTING (INDIA) PRIVATE
LIMITED .....Petitioner
Through: Mr. Manuj Sabharwal and Mr.
Drona Negi, Advocates
versus
DEPUTY COMMISSIONER OF INCOME-TAX
CIRCLE 16(1), DELHI & ORS. .....Respondents
Through: Mr. Siddhartha Sinha, SSC along
with Ms. Dacchita Shahi and Ms.
Anjuja Pethia, JSCs, Mr. Nring
Chamwibo Zeliang and Ms. Anu
Priya Minz, Advs.
+ W.P.(C) 13991/2022
EKUM DESIGN PRIVATE LIMITED .....Petitioner
Through: Mr. Vikas Jain, Mr. Aviral
Saxena, Ms. Shrawani, Mr.
Piyush Thavi and Mr. Hardik
Jayal, Advs.;
versus
INCOME TAX OFFICER AND ORS. .....Respondents
Through: Mr. Sanjay Kumar, SSC along
with Ms. Easha Kadian, JSC.
+ W.P.(C) 14034/2022
SIDDHESHWARI TRADEX
PRIVATE LIMITED .....Petitioner
Through: Ms. Shreya Jain and Adv. Mr.
Gaurav Tanwar, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME
TAX & ANR. .....Respondents
Signature Not Verified
ITA 116/2023 & other connected matters Page 12 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
Through: Mr. Sanjay Kumar, SSC along
with Ms. Easha Kadian, JSC.
+ W.P.(C) 17290/2022
RANJITGARH FINANCE CO. PRIVATE LIMITED
(TRANSFEREE COMPANY OF AASTHA PROFESSIONAL
CONSULTANTS PRIVATE LIMITED) THROUGH ITS
DIRECTOR SH. MANAN NARANG .....Petitioner
Through: Mr. Mukesh Sukhija, Mr. Milind
Gautam, Mr. Priyeranjan
Ambashtha and Ms. Archana
Biala, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME
TAX CIRCLE 19(1) .....Respondent
Through: Mr. Aseem Chawla, SSC with
Ms. Priya Sarkar, JSC & Ms.
Pratishtha Chaudhary, Adv.
+ W.P.(C) 17329/2022 & CM APPL. 57045/2023 (Direction)
RANJITGARH FINANCE CO. PRIVATE LIMITED
(TRANSFEREE COMPANY OF OMANSH PROPERTIES
PRIVATE LIMITED) THROUGH ITS DIRECTOR SH.
MANAN NARANG .....Petitioner
Through: Mr. Mukesh Sukhija, Mr. Milind
Gautam, Mr. Priyeranjan
Ambashtha and Ms. Archana
Biala, Advs.
versus
ASSISTANT COMMISSIONER OF INCOME
TAX CIRCLE 19(1) .....Respondent
Through: Mr. Aseem Chawla, SSC with
Ms. Priya Sarkar, JSC & Ms.
Pratishtha Chaudhary, Adv.
Signature Not Verified
ITA 116/2023 & other connected matters Page 13 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
+ W.P.(C) 3885/2023
NCUBATE INDIA SERVICES PRIVATE
LIMITED .....Petitioner
Through: Mr. Sumit K. Batra, Mr. Manish
Khurana, Ms. Priyanka Jindal &
Mr. Nikhin Alex, Advs.
versus
DEPUTY COMMISSIONER OF INCOME TAX,
CIRCLE 16 (1), DELHI & ANR. .....Respondents
Through: Mr. Gaurav Gupta, SSC along
with Mr. Shivendra Singh and
Mr. Yojit Pareek, JSCs.
+ W.P.(C) 4558/2023
SUNCITY HI-TECH INFRASTRUCTURE PRIVATE
LIMITED - AFTER MERGER OF M/S SUPER BUILT REAL
ESTATES AND LAND DEVELOPERS PVT. LTD
.....Petitioner
Through: Mr. Salil Kapoor, Mr. Sumit
Lalchandani and Ms. Ananya
Kapoor, Advs.
versus
INCOME TAX OFFICER, WARD 24-1,
DELHI & ANR. .....Respondents
Through: Mr. Sunil Kumar Agarwal, SSC
along with Mr. Shivansh B.
Pandya, Mr. Viplav Acharya,
JSCs and Mr. Utkarsh Tiwari,
Adv.
+ W.P.(C) 5868/2023 & CM APPL. 23019/2023 (Interim Stay)
ELITE WEALTH LIMITED .....Petitioner
Through: Mr. Amol Sinha, Mr. Kshitij
Garg and Mr. Sourav Verma,
Advs.
Signature Not Verified
ITA 116/2023 & other connected matters Page 14 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
versus
INCOME TAX OFFICER, WARD8(1),
DELHI & ANR. .....Respondents
Through: Mr. Debesh Panda, SSC with
Mr. Vikramaditya Singh, Ms.
Zehra Khan, JSCs and Mr. Ishan
Puri, Adv.
+ W.P.(C) 7775/2023 & CM APPL. 30016/2023 (Stay)
LECOANET HEMANT INDIA PVT. LTD. (SUCCESSOR /
TRANSFEREE COMPANY OF IP SUPPORT SERVICES
(INDIA) PVT. LTD.) .....Petitioner
Through: Mr. Piyush Kaushik and Mr.
Tanveer Zaki, Advs.
versus
PRINCIPAL COMMISSIONER OF INCOME TAX-4
N.DELHI & ANR. .....Respondents
Through: Mr. Gaurav Gupta, SSC along
with Mr. Shivendra Singh and
Mr. Yojit Pareek, JSCs.
+ W.P.(C) 7487/2024 & CM APPL. 31188/2024 (Interim Stay)
LECOANET HEMANT INDIA PVT. LTD. .....Petitioner
Through: Mr. Piyush Kaushik and Mr.
Tanveer Zaki, Advs.
versus
PRINCIPAL COMMISSIONER OF INCOME
TAX-4 & ANR. .....Respondents
Through: Mr. Gaurav Gupta, SSC along
with Mr. Shivendra Singh and
Mr. Yojit Pareek, JSCs.
CORAM:
HON'BLE MR. JUSTICE YASHWANT VARMA
HON'BLE MR. JUSTICE RAVINDER DUDEJA
Signature Not Verified
ITA 116/2023 & other connected matters Page 15 of 52
Digitally Signed
By:KAMLESH KUMAR
Signing Date:26.09.2024
19:44:08
JUDGMENT
YASHWANT VARMA, J.
1. This batch of writ petitions and a connected Income Tax Appeal impugn orders of assessment as well as reassessment action initiated by the respondents on the ground of the amalgamated entity having never been placed on notice. The petitioners would contend that despite the respondents having been duly apprised of the factum of amalgamation, no notices were served upon the amalgamated entity and orders of assessment as well as notices of reassessment were maintained in the name of the amalgamating entity. This, according to the writ petitioners, would amount to a fatal defect rendering the final orders and notices as framed being null and void. It was their submission that the impugned action of the respondents would not sustain in light of the decision rendered by the Supreme Court in Principal Commissioner of Income Tax, New Delhi vs Maruti Suzuki (India) Limited1.
2. The respondents, on the other hand, would urge us to hold that a failure to place the amalgamated entity on notice is curable and one which would fall within the ambit of Section 292B of the Income Tax Act, 1961 2. Additionally, the respondents rest their case on a subsequent decision of the Supreme Court in Principal Commissioner of Income Tax (Central)-2 vs. Mahagun Realtors (P) Ltd. 3. It is the aforesaid rival contentions which fall for our consideration in this batch.
3. For facilitating disposal of the present matters, the petitioners had
(2020) 18 SCC 331
Act
2022 SCC OnLine SC 407
circulated a detailed chart pertaining to each individual writ petitioner encapsulating relevant details pertaining the Scheme of Arrangement as sanctioned by the National Company Law Tribunal 4 or the concerned High Court, the dates when the factum of merger may have been intimated to the respondents as well as details pertaining to orders of assessment as made or notices issued under Section 148. That chart which was presented for our consideration is appended to the judgment as "Appendix "A".
4. From the facts which have been set forth in the lead writ petition being W.P.(C) 13807/2022, we find that Religare Securities Ltd 5. was a company incorporated under the Companies Act, 19566 and was regularly assessed to tax under the provisions of the Act. It is also stated to be a company which was duly listed on the National Stock Exchange as well as the Bombay Stock Exchange and engaged in providing security, brokering and depository services to its retail clients. For Assessment Year7 2015-16, RSL is stated to have filed its return of income on 31 March 2017. An assessment order under Section 143(3) thereafter came to be framed on 10 December 2018. Although that assessment formed subject matter of cross appeals preferred by respective sides before the Income Tax Appellate Tribunal 8, the dispute forming part of assessee's appeal ultimately came to be settled under the Direct Tax Vivad se Vishwas Act, 2020 9. The appeal of the Revenue, however, continues to remain pending before the Tribunal.
NCLT
RSL
1956 Act
AY
Tribunal
The 2020 Act
5. Eleven entities of the Religare Group including RSL are stated to have filed a petition before the NCLT for approval of a composite Scheme of Arrangement. It is the case of the writ petitioner that the Assessing Officer10 of RSL had submitted its No Objection to the proposed Scheme before the NCLT on 28 September 2017. That Scheme ultimately came to be approved by the NCLT on 08 December 2017, pursuant to which the brokering business of RSL was demerged and vested in Religare Broking Ltd. as a going concern while the remaining balances and undertaking of RSL stood amalgamated with the petitioner, Religare Enterprises Ltd. The appointed date under the aforesaid Scheme was prescribed to be 01 April 2016.
6. It is the case of the writ petitioner that the factum of merger was duly intimated to the Assessing Officer on 29 December 2017. The petitioner is also stated to have submitted merged financial statements along with a revised Return of Income on 29 March 2019.
7. On 15 April 2021, a notice under Section 148 came to be issued in the name of RSL. The aforesaid notice was assailed by the writ petitioner by way of W.P.(C) 7132/2021 before this Court and which ultimately came to be allowed along with a batch of writ petitions which formed subject matter of Mon Mohan Kohli v. Assistant Commissioner of Income-tax and Another 11.
8. In terms of the judgment rendered by the Court on that batch, the reassessment notice of 15 April 2021 came to be quashed. The decision in Mon Mohan Kohli as well as judgments rendered on similar lines by different High Courts ultimately travelled up to the Supreme Court and
AO
2021 SCC OnLine Del 5250
where the controversy with respect to the reassessment regime which would be applicable in respect of notices issued post 01 April 2021 ultimately came to be clarified in terms of the judgment rendered in Union of India and Ors. vs. Ashish Agarwal 12. Shorn of unnecessary details, suffice it to note that the decisions of different High Courts came to be modified with liberty being accorded to the Revenue to treat the notices originally issued under Section 148 as being referable to Section 148A(b) as introduced by virtue of Finance Act, 2021 and for proceedings to be taken forward in accordance with law.
9. Acting in purported compliance of that decision, the respondents on 25 May 2022 issued a communication in the name of RSL and provided a copy of the information on the basis of which the notice of 15 April 2021 had been initially issued. It is further alleged by the writ petitioner that without granting any right of personal hearing, a final order referable to Section 148A(d) came to be passed on 28 July 2022 followed by a consequential notice under Section 148. It was the aforesaid action which ultimately led to the institution of the present writ petition. It becomes pertinent to note that it was only the Section 148A(d) order and the consequential notice under Section 148 issued pursuant to the aforesaid determination which for the first time came to be framed in the name of the resultant entity, Religare Enterprises Limited. Both the original Section 148 notice as well as the subsequent notice under Section 148A(b) were in the name of RSL.
10. It becomes pertinent to note that although Instruction No. 1/2022 dated 11 May 2022 issued by the Central Board of Direct Taxes13
(2023) 1 SCC 617
CBDT
also formed subject matter of challenge in some of the writ petitions forming part of this batch, no arguments were addressed on that score. We thus confine our determination to the principal question of whether the impugned proceedings would sustain when viewed in the context of the same having been drawn in the name of entities which had ceased to exist.
11. The writ petitioners essentially contend that in terms of a Scheme of Arrangement which may ultimately come to be approved by the jurisdictional High Court or the NCLT, the amalgamating entity comes to be dissolved by operation of law. It was contended that the dissolution of the amalgamating corporate entity occurs by virtue of the NCLT or the High Court sanctioning the compromise or arrangement and this by virtue of the provisions made in Sections 230 to 232 of the Companies Act, 2013 14 and which contemplates a deemed dissolution of the transferor company without the process of winding up being resorted to. According to learned counsels who advanced submissions on the writ petitions, the dissolution of the transferor company would lead to the Court coming to the irresistible conclusion that it would have ceased to exist in the eyes of law and thus any notice issued in its name being a nullity.
12. According to the writ petitioners neither Section 159 nor Section 170 of the Act would save or validate a notice that may be issued in the name of a transferor company which did not exist on the relevant date. It was submitted that the Act itself contemplates a charge of tax being imposed on an entity which is in existence on the date of issuance of notice. The principal submission was that once that legal personality
2013 Act
which otherwise existed had ceased to remain in existence on the date of issuance of notice, any proceedings drawn in its name or orders passed would be wholly unsustainable in law and liable to be quashed.
13. According to the writ petitioners, the challenge on grounds noticed above is no longer res integra and stands conclusively answered by the Supreme Court in Maruti Suzuki. It becomes pertinent to note that the judgment of the Supreme Court in Maruti Suzuki had come to be rendered on an appeal which arose from a judgment of this Court and which while upholding the decision rendered by the Tribunal had held that an assessment made in the name of Suzuki Powertrain India Ltd. 15, and which had evidently under an approved Scheme amalgamated with Maruti Suzuki India Ltd. 16, was a nullity. On facts it emerged that MSIL had duly intimated the AO of the amalgamation prior to the case being selected for scrutiny assessment. Notwithstanding that information being available, the AO appears to have framed a draft assessment order in the name of SPIL.
14. It was in the aforesaid backdrop that the Supreme Court firstly took note of an earlier decision of this Court in Spice Entertainment Ltd. vs. Commissioner of Service Tax 17, where it had been held that an assessment made in the name of a transferor company would be void ab initio and could not possibly be viewed as a procedural defect curable or rectifiable under Section 292B of the Act. This becomes evident from the following conclusions which came to be rendered:
"11. After the sanction of the scheme on 11th April, 2004, the Spice ceases to exit w.e.f. 1st July, 2003. Even if Spice had filed the
SPIL
MSIL
2011 SCC OnLine Del 3210
returns, it became incumbent upon the Income tax authorities to substitute the successor in place of the said 'dead person'. When notice under Section 143(2) was sent, the appellant/amalgamated company appeared and brought this fact to the knowledge of the AO. He, however, did not substitute the name of the appellant on record. Instead, the Assessing Officer made the assessment in the name of M/s Spice which was non existing entity on that day. In such proceedings and assessment order passed in the name of M/s Spice would clearly be void. Such a defect cannot be treated as procedural defect. Mere participation by the appellant would be of no effect as there is no estoppel against law."
15. The Special Leave Petition which was taken against the judgment in Spice Entertainment came to be dismissed by the Supreme Court in Commissioner of Income Tax, New Delhi vs. Spice Enfotainment Ltd. 18 in the following terms:
"Delay condoned. Heard the learned Senior Counsel appearing for the parties. We do not find any reason to interfere with the impugned judgment(s) [Spice Entertainment Ltd. v. Commr. of Service Tax, 2011 SCC OnLine Del 3210 : (2012) 280 ELT 43] , [CIT v. Dimension Apparels (P) Ltd., 2014 SCC OnLine Del 7588 : (2015) 370 ITR 288] , [CIT v. Chanakaya Exports (P) Ltd., 2014 SCC OnLine Del 7678] , [CIT v. Chanakaya Exports (P) Ltd., ITA No. 721 of 2014, order dated 24-11-2014 (Del)] , [CIT v. Radha Appearals (P) Ltd., 2015 SCC OnLine Del 14568] ,[CIT v. Intel Technology (India) (P) Ltd., 2015 SCC OnLine Kar 9493] , [CIT v. Chanakaya Exports (P) Ltd., 2015 SCC OnLine Del 14567] , [CIT v. Mayank Traders (P) Ltd., 2015 SCC OnLine Del 14633] , [CIT v. P.D. Associates (P) Ltd., 2015 SCC OnLine Del 14632] , [CIT v. Foryu Overseas (P) Ltd., 2015 SCC OnLine Del 14566] , [CIT v. Sapient Consulting Ltd., 2016 SCC OnLine Del 6615] passed by the High Court. In view of this, we find no merit in the appeals and special leave petitions. Accordingly, the appeals and special leave petitions are dismissed."
16. The aspect of an assessment coming to be framed in the name of a company which stood dissolved consequent to amalgamation appears to have arisen for consideration of this Court yet again in Sky Light
(2020) 18 SCC 353
Hospitality LLP vs. Assistant Commissioner of Income Tax 19. The Sky Light Hospitality Court held that a defect in recording the name of a non-existent company would constitute a procedural error which could be cured under Section 292B of the Act. The appeal taken against that decision to the Supreme Court came to be dismissed in Skylight Hospitality LLP vs. Assistant Commissioner of Income Tax 20 in the following terms:-
"In the peculiar facts of this case, we are convinced that wrong name given in the notice was merely a clerical error which could be corrected under Section 292-B of the Income Tax Act. The special leave petition is dismissed. Pending applications stand disposed of."
17. In Maruti Suzuki it appears to have been urged by and on behalf of the Revenue that the decision in Spice Entertainment would not hold good in light of the decision which our High Court had pronounced in Sky Light Hospitality and which had come to be affirmed by the Supreme Court. Dealing with the aforesaid contention, the Supreme Court in Maruti Suzuki observed as follows:
"28. The submission, however, which has been urged on behalf of the Revenue is that a contrary position emerges from the decision of the Delhi High Court in Skylight Hospitality LLP [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296] which was affirmed on 6-4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] by a two-Judge Bench of this Court consisting of Hon'ble Mr Justice A.K. Sikri and Hon'ble Mr Justice Ashok Bhushan. In assessing the merits of the above submission, it is necessary to extract the order dated 6-4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] of this Court : (Skylight Hospitality case[Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] , SCC p. 147, para 1) "1. In the peculiar facts of this case, we are convinced that wrong name given in the notice was merely a clerical error which could be corrected under Section 292-B of the Income Tax Act. The special leave petition is dismissed.
2018 SCC OnLine Del 7155
(2018) 13 SCC 147
Pending applications stand disposed of."
Now, it is evident from the above extract that it was in the peculiar facts of the case that this Court indicated its agreement that the wrong name given in the notice was merely a clerical error, capable of being corrected under Section 292-B. The "peculiar facts" of Skylight Hospitality emerge from the decision of the Delhi High Court [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155:
(2018) 405 ITR 296]. Skylight Hospitality, an LLP, had taken over on 13-5-2016 and acquired the rights and liabilities of Skylight Hospitality Pvt. Ltd. upon conversion under the Limited Liability Partnership Act, 2008 (the LLP Act, 2008). It instituted writ proceedings for challenging a notice under Sections 147/148 of the 1961 Act dated 30-3-2017 for AY 2010-2011. The "reasons to believe" made a reference to a tax evasion report received from the investigation unit of the Income Tax Department. The facts were ascertained by the investigation unit. The reasons to believe referred to the assessment order for AY 2013-2014 and the findings recorded in it. Though the notice under Sections 147/148 was issued in the name of Skylight Hospitality Pvt. Ltd. (which had ceased to exist upon conversion into an LLP), there was, as the Delhi High Court held "substantial and affirmative material and evidence on record" to show that the issuance of the notice in the name of the dissolved company was a mistake. The tax evasion report adverted to the conversion of the private limited company into an LLP. Moreover, the reasons to believe recorded by the assessing officer adverted to the approval of the Principal Commissioner. The PAN number of LLP was also mentioned in some of the documents. The notice under Sections 147/148 was not in conformity with the reasons to believe and the approval of the Principal Commissioner. It was in this background that the Delhi High Court held that the case fell within the purview of Section 292-B for the following reasons : (Skylight Hospitality case [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296], SCC OnLine Del para 18)
"18. ... There was no doubt and debate that the notice was meant for the petitioner and no one else. Legal error and mistake was made in addressing the notice. Noticeably, the appellant having received the said notice, had filed without prejudice reply/letter dated 11-4-2017. They had objected to the notice being issued in the name of the Company, which had ceased to exist. However, the reading of the said letter indicates that they had understood and were aware, that the notice was for them. It was replied and dealt with by them. The fact that notice was addressed to M/s Skylight Hospitality Pvt. Ltd., a company which had been dissolved, was an error and technical lapse on the part of the respondent. No prejudice was caused."
29. The decision in Spice Entertainment [Spice Entertainment Ltd. v. Commr. of Service Tax, 2011 SCC OnLine Del 3210 : (2012) 280 ELT 43] was distinguished with the following observations :
(Skylight Hospitality case [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296] , SCC OnLine Del para 19) "19. Petitioner relies on Spice Infotainment v. CIT [ This judgment has also been referred to as Spice Infotainment Ltd. v. CIT, (2012) 247 CTR (Del) 500] . Spice Corp. Ltd., the company that had filed the return, had amalgamated with another company. After notice under Sections 147/148 of the Act was issued and received in the name of Spice Corp. Ltd., the assessing officer was informed about amalgamation but the assessment order was passed in the name of the amalgamated company and not in the name of amalgamating company. In the said situation, the amalgamating company had filed an appeal and issue of validity of assessment order was raised and examined. It was held that the assessment order was invalid. This was not a case wherein notice under Sections 147/148 of the Act was declared to be void and invalid but a case in which assessment order was passed in the name of and against a juristic person which had ceased to exist and stood dissolved as per provisions of the Companies Act. Order was in the name of non-existing person and hence void and illegal."
30. From a reading of the order of this Court dated 6-4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] in the special leave petition filed by Skylight Hospitality LLP against the judgment of the Delhi High Court rejecting its challenge, it is evident that the peculiar facts of the case weighed with this Court in coming to this conclusion that there was only a clerical mistake within the meaning of Section 292-B. The decision in Skylight Hospitality LLP [Skylight Hospitality LLP v. CIT, 2018 SCC OnLine Del 7155 : (2018) 405 ITR 296] has been distinguished by the Delhi, Gujarat and Madras High Courts in:
(i) Rajender Kumar Sehgal [Rajender Kumar Sehgal v. CIT, 2018 SCC OnLine Del 12890];
(ii) Chandreshbhai Jayantibhai Patel [Chandreshbhai Jayantibhai Patel v. CIT, 2018 SCC OnLine Guj 4812]; and
(iii) Alamelu Veerappan [Alamelu Veerappan v. CIT, 2018 SCC OnLine Mad 13593] .
31. There is no conflict between the decisions of this Court in Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353] (dated 2-11-2017) and in Skylight Hospitality LLP v. CIT [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] (dated 6-4-2018)."
18. Arguments flowing on lines similar to those which were addressed before us in this batch appear to have been urged before the Supreme Court in Maruti Suzuki with it being argued that a notice in the name of a company which stood dissolved would be a curable mistake and that in any case, Section 170 of the Act would save those notices. This becomes apparent from a reading of paragraphs 32 and 33 of the report which are extracted hereinbelow:
"32. Mr Zoheb Hossain, learned counsel appearing on behalf of the Revenue urged during the course of his submissions that the notice that was in issue in Skylight Hospitality Pvt. Ltd. was under Sections 147 and 148. Hence, he urged that despite the fact that the notice is of a jurisdictional nature for reopening an assessment, this Court did not find any infirmity in the decision of the Delhi High Court holding that the issuance of a notice to an erstwhile private limited company which had since been dissolved was only a mistake curable under Section 292-B. A close reading of the order of this Court dated 6-4-2018 [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] , however indicates that what weighed in the dismissal of the special leave petition were the peculiar facts of the case. Those facts have been noted above. What had weighed with the Delhi High Court was that though the notice to reopen had been issued in the name of the erstwhile entity, all the material on record including the tax evasion report suggested that there was no manner of doubt that the notice was always intended to be issued to the successor entity. Hence, while dismissing the special leave petition this Court observed that it was the peculiar facts of the case which led the Court to accept the finding that the wrong name given in the notice was merely a technical error which could be corrected under Section 292-B. Thus, there is no conflict between the decisions in Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353] on the one hand and Skylight Hospitality LLP [Skylight Hospitality LLP v. CIT, (2018) 13 SCC 147] on the other hand. It is of relevance to refer to Section 292-B of the Income Tax Act which reads as follows:
"292-B. Return of income, etc., not to be invalid on certain grounds.--No return of income, assessment, notice,
summons or other proceeding, furnished or made or issued or taken or purported to have been furnished or made or issued or taken in pursuance of any of the provisions of this Act shall be invalid or shall be deemed to be invalid merely by reason of any mistake, defect or omission in such return of income, assessment, notice, summons or other proceeding if such return of income, assessment, notice, summons or other proceeding is in substance and effect in conformity with or according to the intent and purpose of this Act."
In this case, the notice under Section 143(2) under which jurisdiction was assumed by the assessing officer was issued to a non-existent company. The assessment order was issued against the amalgamating company. This is a substantive illegality and not a procedural violation of the nature adverted to in Section 292-B.
33. In this context, it is necessary to advert to the provisions of Section 170 which deal with succession to business otherwise than on death. Section 170 provides as follows:
"170. Succession to business otherwise than on death.--
(1) Where a person carrying on any business or profession (such person hereinafter in this section being referred to as the predecessor) has been succeeded therein by any other person (hereinafter in this section referred to as the successor) who continues to carry on that business or profession--
(a) the predecessor shall be assessed in respect of the income of the previous year in which the succession took place up to the date of succession;
(b) the successor shall be assessed in respect of the income of the previous year after the date of succession.
(2) Notwithstanding anything contained in sub-section (1), when the predecessor cannot be found, the assessment of the income of the previous year in which the succession took place up to the date of succession and of the previous year preceding that year shall be made on the successor in like manner and to the same extent as it would have been made on the predecessor, and all the provisions of this Act shall, so far as may be, apply accordingly.
(3) When any sum payable under this section in respect of the income of such business or profession for the previous year in which the succession took place up to the date of succession or for the previous year preceding that year, assessed on the predecessor, cannot be recovered from him, the assessing officer shall record a finding to that effect and
the sum payable by the predecessor shall thereafter be payable by and recoverable from the successor and the successor shall be entitled to recover from the predecessor any sum so paid.
(4) Where any business or profession carried on by a Hindu undivided family is succeeded to, and simultaneously with the succession or after the succession there has been a partition of the joint family property between the members or groups of members, the tax due in respect of the income of the business or profession succeeded to, up to the date of succession, shall be assessed and recovered in the manner provided in Section 171, but without prejudice to the provisions of this section.
Explanation.--For the purposes of this section, "income" includes any gain accruing from the transfer, in any manner whatsoever, of the business or profession as a result of the succession."
19. The Supreme Court in Maruti Suzuki ultimately held:
"36. In the present case, despite the fact that the assessing officer was informed of the amalgamating company having ceased to exist as a result of the approved scheme of amalgamation, the jurisdictional notice was issued only in its name. The basis on which jurisdiction was invoked was fundamentally at odds with the legal principle that the amalgamating entity ceases to exist upon the approved scheme of amalgamation. Participation in the proceedings by the appellant in the circumstances cannot operate as an estoppel against law. This position now holds the field in view of the judgment of a coordinate Bench of two learned Judges which dismissed the appeal of the Revenue in Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353] on 2-11-2017. The decision in Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353] has been followed in the case of the respondent while dismissing the special leave petition for AY 2011-2012. In doing so, this Court has relied on the decision in Spice Enfotainment [CIT v. Spice Enfotainment Ltd., (2020) 18 SCC 353].
37. We find no reason to take a different view. There is a value which the Court must abide by in promoting the interest of certainty in tax litigation. The view which has been taken by this Court in relation to the respondent for AY 2011-2012 must, in our view be adopted in respect of the present appeal which relates to AY 2012- 2013. Not doing so will only result in uncertainty and displacement of settled expectations. There is a significant value which must attach to observing the requirement of consistency and certainty.
Individual affairs are conducted and business decisions are made in the expectation of consistency, uniformity and certainty. To detract from those principles is neither expedient nor desirable."
20. As is evident from the above, Maruti Suzuki came to affirm the view which was expressed by this Court in Spice Entertainment. The Court in Spice Entertainment had identified the principal question to be whether the provisions of Section 292B could be invoked to salvage a situation where an assessment comes to be framed in the name of the transferor company. The Court was called upon to examine whether such an order of assessment would be a nullity or one which could be viewed as suffering from a procedural defect which could be validated by invoking Section 292B. Dealing with this aspect, the Court in Spice Entertainment had observed as follows:-
"8. A company incorporated under the Indian Companies Act is a juristic person. It takes its birth and gets life with the incorporation. It dies with the dissolution as per the provisions of the Companies Act. It is trite law that on amalgamation, the amalgamating company ceases to exist in the eyes of law. This position is even accepted by the Tribunal in para-14 of its order extracted above. Having regard this consequence provided in law, in number of cases, the Supreme Court held that assessment upon a dissolved company is impermissible as there is no provision in Income-Tax to make an assessment thereupon. In the case of Saraswati Industrial Syndicate Ltd. v. CIT, 186 ITR 278 the legal position is explained in the following terms:
"The question is whether on the amalgamation of the Indian Sugar Company with the appellant Company, the Indian Sugar Company continued to have its entity and was alive for the purposes of Section 41(1) of the Act. The amalgamation of the two companies was effected under the order of the High Court in proceedings under Section 391 read with Section 394 of the Companies Act. The Saraswati Industrial Syndicate, the trans free Company was a subsidiary of the Indian Sugar Company, namely, the transferor Company. Under the scheme of amalgamation the Indian Sugar Company stood dissolved on 29th October, 1962 and it ceased to be in existence thereafter. Though the scheme provided that the transferee Company the Saraswati
Industrial Syndicate Ltd. undertook to meet any liability of the Indian Sugar Company which that Company incurred or it could incur, any liaiblity, before the dissolution or not thereafter.
Generally, where only one Company is involved in change and the rights of the share holders and creditors are varied, it amounts to reconstruction or reorganisation or scheme of arrangement. In amalgamation two or more companies are fused into one by merger or by taking over by another.
Reconstruction or amalgamation has no precise legal meaning. The amalgamation is a blending of two or more existing undertakings into one undertaking, the share holders of each blending Company become substantially the share holders in the Company which is to carry on the blended undertakings. There may be amalgamation either by the transfer of two or more undertakings to a new Company, or by the transfer of one or more undertakings to an existing Company. Strictly amalgamation does not cover the mere acquisition by a Company of the share capital of other Company which remains in existence and continues its undertaking but the context in which the term is used may show that it is intended to include such an acquisition. See Halsburys Laws of England 4thEdition Vol. 7 Para 1539. Two companies may join to form a new Company, but there may be absorption or blending of one by the other, both amount to amalgamation. When two companies are merged and are so joined, as to form a third Company or one is absorbed into one or blended with another, the amalgamating Company loses its entity."
9. The Court referred to its earlier judgment in General Radio and Appliances Co. Ltd. v. M.A. Khader (1986) 60 Comp Case 1013. In view of the aforesaid clinching position in law, it is difficult to digest the circuitous route adopted by the Tribunal holding that the assessment was in fact in the name of amalgamated company and there was only a procedural defect.
10. Section 481 of the Companies Act provides for dissolution of the company. The Company Judge in the High Court can order dissolution of a company on the grounds stated therein. The effect of the dissolution is that the company no more survives. The dissolution puts an end to the existence of the company. It is held in M.H. Smith (Plant Hire) Ltd. v. D.L. Mainwaring (T/A Inshore), 1986 BCLC 342 (CA) that "once a company is dissolved it becomes a non-existent party and therefore no action can be brought in its name. Thus an insurance company which was subrogated to the rights of another insured company was held not to be entitled to maintain an action in
the name of the company after the latter had been dissolved".
11. After the sanction of the scheme on 11th April, 2004, the Spice ceases to exit w.e.f. 1st July, 2003. Even if Spice had filed the returns, it became incumbent upon the Income tax authorities to substitute the successor in place of the said 'dead person'. When notice under Section 143(2) was sent, the appellant/amalgamated company appeared and brought this fact to the knowledge of the AO. He, however, did not substitute the name of the appellant on record. Instead, the Assessing Officer made the assessment in the name of M/s Spice which was non existing entity on that day. In such proceedings and assessment order passed in the name of M/s Spice would clearly be void. Such a defect cannot be treated as procedural defect. Mere participation by the appellant would be of no effect as there is no estoppel against law.
12. Once it is found that assessment is framed in the name of non- existing entity, it does not remain a procedural irregularity of the nature which could be cured by invoking the provisions of Section 292B of the Act. Section 292B of the Act reads as under: -
"292B. No return of income assessment, notice, summons or other proceedings furnished or made or issue or taken or purported to have been furnished or made or issued or taken in pursuance of any of the provisions of this Act shall be invalid or shall be deemed to be invalid merely by reasons of any mistake, defect or omission in such return of income, assessment, notice, summons or other proceeding if such return of income, assessment, notice, summons or other proceedings is in substance and effect in conformity with or according to the intent and purpose of this Act."
13. The Punjab & Haryana High Court stated the effect of this provision in CIT v. Norton Motors, 275 ITR 595 in the following manner: -
"A reading of the above reproduced provision makes it clear that a mistake, defect or omission in the return of income, assessment, notice, summons or other proceeding is not sufficient to invalidate an action taken by the competent authority, provided that such return of income, assessment, notice, summons or other proceeding is in substance and effect in conformity with or according to the provisions of the Act. To put it differently, Section 292B can be relied upon for resisting a challenge to the notice, etc., only if there is a technical defect or omission in it. However, there is nothing in the plain language of that section from which it can be inferred that the same can be relied upon for curing a jurisdictional defect in the assessment notice, summons or other proceeding. In other words, if the notice, summons or
other proceeding taken by an authority suffers from an inherent lacuna affecting his/its jurisdiction, the same cannot be cured by having resort to Section 292B."
14. The issue again cropped up before the Court in CIT v. Harjinder Kaur (2009) 222 CTR 254 (P&H). That was a case where return in question filed by the assessee was neither signed by the assessee nor verified in terms of the mandate of Section 140 of the Act. The Court was of the opinion that such a return cannot be treated as return even a return filed by the assessee and this inherent defect could not be cured inspite of the deeming effect of Section 292B of the Act. Therefore, the return was absolutely invalid and assessment could not be made on a invalid return. In the process, the Court observed as under: -
"Having given our thoughtful consideration to the submission advanced by the learned Counsel for the appellant, we are of the view that the provisions of Section 292B of the 1961 Act do not authorize the AO to ignore a defect of a substantive nature and it is, therefore, that the aforesaid provision categorically records that a return would not be treated as invalid, if the same "in substance and effect is in conformity with or according to the intent and purpose of this Act". Insofar as the return under reference is concerned, in terms of Section 140 of the 1961 Act, the same cannot be treated to be even a return filed by the respondent assessee, as the same does not even bear her signatures and had not even been verified by her. In the aforesaid view of the matter, it is not possible for us to accept that the return allegedly filed by the assessee was in substance and effect in conformity with or according to the intent and purpose of this Act. Thus viewed, it is not possible for us to accept the contention advanced by the learned Counsel for the appellant on the basis of Section 292B of the 1961 Act. The return under reference, which had been taken into consideration by the Revenue, was an absolutely invalid return as it had a glaring inherent defect which could not be cured in spite of the deeming effect of Section 292B of the 1961 Act."
15. Likewise, in the case of Sri Nath Suresh Chand Ram Naresh v. CIT (2006) 280 ITR 396, the Allahabad High Court held that the issue of notice under Section 148 of the Income Tax Act is a condition precedent to the validity of any assessment order to be passed under section 147 of the Act and when such a notice is not issued and assessment made, such a defect cannot be treated as cured under Section 292B of the Act. The Court observed that this provisions condones the invalidity which arises merely by mistake,
defect or omission in a notice, if in substance and effect it is in conformity with or according to the intent and purpose of this Act. Since no valid notice was served on the assessee to reassess the income, all the consequent proceedings were null and void and it was not a case of irregularity. Therefore, Section 292B of the Act had no application.
16. When we apply the ratio of aforesaid cases to the facts of this case, the irresistible conclusion would be provisions of Section 292B of the Act are not applicable in such a case. The framing of assessment against a non-existing entity/person goes to the root of the matter which is not a procedural irregularity but a jurisdictional defect as there cannot be any assessment against a 'dead person'.
17. The order of the Tribunal is, therefore, clearly unsustainable. We, thus, decide the questions of law in favour of the assessee and against the Revenue and allow these appeals."
21. A few years after Spice Entertainment, a similar question arose yet again in Sky Light Hospitality. Our Court on that occasion came to the conclusion that the mistake in that particular case was a technical error which could be attended to and saved by virtue of Section 292B of the Act. However, and as the Supreme Court itself had an occasion to note in Maruti Suzuki, the Court while coming to hold that Section 292B would apply, had pertinently observed that the material on record was indicative of the Revenue having always intended the notice to be addressed to the successor entity. It becomes pertinent to note that the Court in Sky Light Hospitality had alluded to "substantial and affirmative material and evidence on record" which indicated that the issuance of the notice in the name of the dissolved entity was a mistake. In arriving at that conclusion, it had not only borne in consideration the material which existed on the record as also the tax evasion report which had duly taken note of the conversion of the Private Limited Company into an LLP. It is thus apparent that Sky Light Hospitality came to be rendered in its own peculiar facts. It was in the aforesaid
factual backdrop that the Supreme Court in Maruti Suzuki ultimately came to hold that there was no apparent conflict between Spice Entertainment and Sky Light Hospitality with the latter turning upon its individual facts.
22. However, the sheet anchor of the submission of the respondents was, as noticed in the prefatory parts of this decision, the judgment in Mahagun Realtors. However, and as was noticed by a Division Bench of our Court in Commissioner of Income Tax vs Sony Mobile Communications India Pvt. Ltd. 21, and which decision we shall advert to a little later, that decision of the Supreme Court itself turned upon the facts of that particular case.
23. In Mahagun Realtors, while expounding upon the effect of merger of two corporate entities consequent to a Scheme of Arrangement being sanctioned, the Supreme Court pertinently observed:-
"18. Amalgamation, thus, is unlike the winding up of a corporate entity. In the case of amalgamation, the outer shell of the corporate entity is undoubtedly destroyed ; it ceases to exist. Yet, in every other sense of the term, the corporate venture continues - enfolded within the new or the existing transferee entity. In other words, the business and the adventure lives on but within a new corporate residence, i.e., the transferee-company. It is, therefore, essential to look beyond the mere concept of destruction of corporate entity which brings to an end or terminates any assessment proceedings. There are analogies in civil law and procedure where upon amalgamation, the cause of action or the complaint does not per se cease- depending of course, upon the structure and objective of enactment. Broadly, the quest of legal systems and courts has been to locate if a successor or representative exists in relation to the particular cause or action, upon whom the assets might have devolved or upon whom the liability in the event it is adjudicated, would fall."
2023 SCC OnLine Del 1231
24. It also noticed the principles which had been spelt out with respect to a Scheme of Arrangement and its impact on a transferor company as was elaborated in Marshall Sons and Co. (India) Ltd. vs. Income Tax Officer22 as would be evident from paragraph 22 of the report:-
"22. The effect of amalgamation in the context of Income-tax, was again considered in another earlier decision, i.e., Marshall Sons and Co. (India) Ltd. v. ITO. There, the court held that:
"14. Every scheme of amalgamation has to necessarily provide a date with effect from which the amalgamation/transfer shall take place. The scheme concerned herein does so provide, viz., January 1, 1982. It is true that while sanctioning the scheme, it is open to the court to modify the said date and prescribe such date of amalgamation/transfer as it thinks appropriate in the facts and circumstances of the case. If the court so specifies a date, there is little doubt that such date would be the date of amalgamation/date of transfer. But where the court does not prescribe any specific date but merely sanctions the scheme presented to it - as has happened in this case - it should follow that the rate of amalgamation/date of transfer is the date specified in the scheme as 'the transfer date'. It cannot be otherwise. It must be remembered that before applying to the court under section 391(1), a scheme has to be framed and such scheme has to contain a date of amalgamation/transfer. The proceedings before the court may take some time ; indeed, they are bound to take some time because several steps provided by sections 391 to 394A and the relevant Rules have to be followed and complied with. During the period the proceedings are pending before the court, both the amalgamation units, i.e., the transferor-company and the transferee-company may carry on business, as has happened in this case but normally provision is made for this aspect also in the scheme of amalgamation. In the present scheme, clause 6(b) does expressly provide that with effect from the transfer date, the transferor company (subsidiary company) shall be deemed to have carried on the business for and on behalf of the transferee company (holding company) with all attendant consequences. It is equally relevant to notice that the courts have not only sanctioned the scheme in this case but have
(1997) 2 SCC 302
also not specified any other date as the date of transfer/amalgamation. In such a situation, it would not be reasonable to say that the scheme of amalgamation takes effect on and from the date of the order sanctioning the scheme. We are, therefore, of the opinion that the notices issued by the Income-tax Officer (impugned in the writ petition) were not warranted in law. The business carried on by the transferor company (subsidiary company) should be deemed to have been carried on for and on behalf of the transferee company. This is the necessary and the logical consequence of the court sanctioning the scheme of amalgamation as presented to it. The order of the court sanctioning the scheme, the filing of the certified copies of the orders of the court before the Registrar of Companies, the allotment of shares etc. may have all taken place subsequent to the date of amalgamation/transfer, yet the date of amalgamation in the circumstances of this case would be January 1, 1982. This is also the ratio of the decision of the Privy Council in Raghubar Dayal v. Bank of Upper India Ltd. AIR 1919 PC 9, relied on.
Counsel for the Revenue contended that if the aforesaid view is adopted then several complications will ensue in case the court refuses to sanction the scheme of amalgamation. We do not see any basis for this apprehension. Firstly, an assessment can always be made and is supposed to be made on the transferee company taking into account the income of both the transferor and transferee company. Secondly, and probably the more advisable course from the point of view of the Revenue would be to make one assessment on the transferee company taking into account the income of both, of transferor or transferee companies and also to make separate protective assessments on both the transferor and transferee companies separately. There may be a certain practical difficulty in adopting this course inasmuch as separate balance-sheets may not be available for the transferor and transferee companies. But that may not be an insuperable problem inasmuch as assessment can always be made, on the available material, even without a balance-sheet. In certain cases, best-judgment assessment may also be resorted to. Be that as it may, we need not pursue this line of enquiry because it does not arise for consideration in these cases directly." (emphasis supplied)
23. Many High Courts in recent years, had mostly relied upon Saraswati Syndicate which was a case where the transferor entity had claimed a certain relief on the basis of the agreed method of
accounting. The corresponding obligation to recognise the demands was sought to be disallowed in the subsequent year, in the case of the then transferee-company. The decision of the Delhi High Court, in Spice (supra), after discussing the decision in Saraswati Syndicate, went on to explain why assessing an amalgamating-company, without framing the order in the name of the transferee company is fatal:
...................."
25. The Supreme Court proceeded to record its conclusions in this respect in the following terms:-
"30. The combined effect, therefore, of section 394(2) of the Companies Act, 1956, section 2(1A) and various other provisions of the Income-tax Act, is that despite amalgamation, the business, enterprise and undertaking of the transferor or amalgamating company - which ceases to exist, after amalgamation, is treated as a continuing one, and any benefits, by way of carry forward of losses (of the transferor company), depreciation, etc., are allowed to the transferee. Therefore, unlike a winding up, there is no end to the enterprise, with the entity. The enterprise in the case of amalgamation, continues."
26. However, and on facts, it found as follows:-
"33. There is no doubt that MRPL amalgamated with MIPL and ceased to exist thereafter; this is an established fact and not in contention. The respondent has relied upon Spice and Maruti Suzuki (supra) to contend that the notice issued in the name of the amalgamating company is void and illegal. The facts of the present case, however, can be distinguished from the facts in Spice and Maruti Suzuki on the following bases.
34. Firstly, in both the relied upon cases, the assessee had duly informed the authorities about the merger of companies and yet the assessment order was passed in the name of the amalgamating/non-
existent company. However, in the present case, for the assessment year 2006-07, there was no intimation by the assessee regarding amalgamation of the company. The return of income for the assessment year 2006-07 first filed by the respondent on June 30, 2006 was in the name of MRPL. MRPL amalgamated with MIPL on May 11, 2007, with effect from April 1, 2006. In the present case, the proceedings against MRPL started in August 27, 2008 - when search and seizure was first conducted on the Mahagun group of companies. Notices under section 153A and section 143(2) were issued in the name MRPL and the representative from MRPL
corresponded with the Department in the name of MRPL. On May 28, 2010, the assessee filed its return of income in the name of MRPL, and in the "business reorganization" column of the form mentioned "not applicable" in amalgamation section. Though the respondent contends that they had intimated the authorities by letter dated July 22, 2010, it was for the assessment year 2007-08 and not for the assessment year 2006-07. For the assessment years 2007-08 to 2008-09, separate proceedings under section 153A were initiated against MIPL and the proceedings against MRPL for these two assessment years were quashed by the Additional Commissioner of Income-tax by order dated November 30, 2010 as the amalgamation was disclosed. In addition, in the present case the assessment order dated August 11, 2011 mentions the name of both the amalgamating (MRPL) and amalgamated (MIPL) companies.
35. Secondly, in the cases relied upon, the amalgamated companies had participated in the proceedings before the Department and the courts held that the participation by the amalgamated company will not be regarded as estoppel. However, in the present case, the participation in proceedings was by MRPL - which held out itself as MRPL."
27. After copiously taking note of the disclosures which were made in the course of assessment, it found that the following salient facts emerged in the case of Mahagun Realtors:-
"40. The facts of the present case are distinctive, as evident from the following sequence:
"1. The original return of MRPL was filed under section 139(1) on June 30, 2006.
2. The order of amalgamation is dated May 11, 2007 - but made effective from April 1, 2006. It contains a condition - clause 2 - whereby MRPL's liabilities devolved on MIPL.
3. The original return of income was not revised even though the assessment proceedings were pending. The last date for filing the revised returns was March 31, 2008, after the amalgamation order.
4. A search and seizure proceeding was conducted in respect of the Mahagun group, including the MRPL and other companies:
(i) When search and seizure of the Mahagun group took place, no indication was given about the amalgamation.
(ii) A statement made on March 20, 2007 by Mr. Amit Jain,
MRPL's managing director, during statutory survey proceedings under section 133A, unearthed discrepancies in the books of account, in relation to amounts of money in MRPL's account. The specific amount admitted was Rs. 5.072 crores, in the course of the statement recorded.
(iii) The warrant was in the name of MRPL. The directors of MRPL and MIPL made a combined statement under section 132 of the Act, on August 27, 2008.
(iv) A total of Rs. 30 crores cash, which was seized - was surrendered in relation to MRPL and other transferor companies, as well as MIPL, on August 27, 2008 in the course of the admission, when a statement was recorded under section 132(4) of the Act, by Mr. Amit Jain.
5. Upon being issued with a notice to file returns, a return was filed in the name of MRPL on May 28, 2010. Before that, on two dates, i.e., July 22/27, 2010, letters were written on behalf of MRPL, intimating about the amalgamation, but this was for the assessment year 2007- 08 (for which separate proceedings had been initiated under section 153A) and not for the assessment year 2006-07.
6. The return specifically suppressed - and did not disclose the amalgamation (with MIPL) - as the response to query 27(b) was 'N.A.'.
7. The return - apart from specifically being furnished in the name of MRPL, also contained its permanent account number.
8. During the assessment proceedings, there was full participation- on behalf of all transferor companies, and MIPL. A special audit was directed (which is possible only after issuing notice under section 142). Objections to the special audit were filed in respect of portions relatable to MRPL.
9. After fully participating in the proceedings which were specifically in respect of the business of the erstwhile MRPL for the year ending March 31, 2006, in the cross- objection before the Income-tax Appellate Tribunal, for the first time (in the appeal preferred by the Revenue), an additional ground was urged that the assessment order was a nullity because MRPL was not in existence.
10. Assessment order was issued - undoubtedly in relation to MRPL (shown as the assessee, but represented by the transferee company MIPL).
11. Appeals were filed to the Commissioner of Income-tax
(and a cross-objection, to the Income-tax Appellate Tribunal) - by MRPL 'represented by MIPL'.
12. At no point in time - the earliest being at the time of search, and subsequently, on receipt of notice, was it plainly stated that MRPL was not in existence, and its business assets and liabilities, taken over by MIPL.
13. The counter-affidavit filed before this court - (dated November 7, 2020) has been affirmed by Shri Amit Jain S/o Shri P. K. Jain, who- is described in the affidavit as 'Director of M/s. Mahagun Realtors (P.) Ltd., R/o...'.""
28. It was on the aforesaid set of facts that it ultimately came to hold as under:
"41. In the light of the facts, what is overwhelmingly evident - is that the amalgamation was known to the assessee, even at the stage when the search and seizure operations took place, as well as statements were recorded by the Revenue of the directors and managing director of the group. A return was filed, pursuant to notice, which suppressed the fact of amalgamation ; on the contrary, the return was of MRPL. Though that entity ceased to be in existence, in law, yet, appeals were filed on its behalf before the Commissioner of Income- tax, and a cross-appeal was filed before the Income-tax Appellate Tribunal. Even the affidavit before this court is on behalf of the director of MRPL. Furthermore, the assessment order painstakingly attributes specific amounts surrendered by MRPL, and after considering the special auditor's report, brings specific amounts to tax, in the search assessment order. That order is no doubt expressed to be of MRPL (as the assessee) - but represented by the transferee, MIPL. All these clearly indicate that the order adopted a particular method of expressing the tax liability. The Assessing Officer, on the other hand, had the option of making a common order, with MIPL as the assessee, but containing separate parts, relating to the different transferor companies (Mahagun Developers Ltd., Mahagun Realtors Pvt. Ltd., Universal Advertising Pvt. Ltd., ADR Home Décor Pvt. Ltd.). The mere choice of the Assessing Officer in issuing a separate order in respect of MRPL, in these circumstances, cannot nullify it. Right from the time it was issued, and at all stages of various proceedings, the parties concerned (i. e., MIPL) treated it to be in respect of the transferee company (MIPL) by virtue of the amalgamation order - and section 394(2). Furthermore, it would be anybody's guess, if any refund were due, as to whether MIPL would then say that it is not entitled to it, because the refund order would be issued in favour of a non-existing company (MRPL). Having regard to all these reasons, this court is of the opinion that in the facts of this case, the conduct of the assessee, commencing from the date the
search took place, and before all forums, reflects that it consistently held itself out as the assessee. The approach and order of the Assessing Officer is, in this court's opinion in consonance with the decision in Marshall and Sons (supra), which had held that:
"an assessment can always be made and is supposed to be made on the transferee company taking into account the income of both the transferor and transferee company."
42. Before concluding, this court notes and holds that whether corporate death of an entity upon amalgamation per se invalidates an assessment order ordinarily cannot be determined on a bare application of Section 481 of the Companies Act, 1956 (and its equivalent in the 2013 Act), but would depend on the terms of the amalgamation and the facts of each case.
43. In view of the foregoing discussion and having regard to the facts of this case, this court is of the considered view, that the impugned order of the High Court cannot be sustained ; it is set aside. Since the appeal of the Revenue against the order of the Commissioner of Income-tax was not heard on the merits, the matter is restored to the file of the Income-tax Appellate Tribunal, which shall proceed to hear the parties on the merits of the appeal - as well as the cross- objections, on issues, other than the nullity of the assessment order, on merits. The appeal is allowed, in the above terms, without order on costs."
29. As is apparent from the aforesaid extracts, what appears to have weighed upon the Supreme Court in Mahagun Realtors was a deliberate attempt on the part of the successor assessee to misrepresent and perhaps an evident failure to make a candid and full disclosure of material facts. The Court in Mahagun Realtors noticed that even though the factum of amalgamation was known to the assessee, it failed to make appropriate disclosures either at the time of search or in the statements which came to be recorded in connection therewith. Even the Return of Income which came to be filed had suppressed the factum of amalgamation. It also bore in consideration that the Return itself was submitted in the name of the amalgamating entity. It was that very entity in whose name further appeals came to be instituted. It was in the aforesaid backdrop that the Supreme Court was constrained to
observe that the conduct of the assessee was evidence of it having held itself out to be the entity which had ceased to exist in the eyes of law coupled with an abject failure on its part to have made a complete disclosure.
30. These distinguishing features which imbue Mahagun Realtors were succinctly noticed in Sony Mobile Communications with the Court observing as under: -
"22. As is evident upon a perusal of the aforementioned extracts from Mahagun Realtors the court distinguished the judgment rendered in Maruti Suzuki, on account of the following facts obtaining in that case :
(i) There was no intimation by the assessee regarding amalgamation of the concerned company.
(ii) The return of income was filed by the amalgamating company, and in the "business reorganisation" column, curiously, it had mentioned "not applicable".
(iii) The intimation with regard to the fact that the amalgamation had taken place was not given for the assessment year in issue.
(iv) The assessment order framed in that case mentioned not only the name of the amalgamating company, but also the name of the amalgamated-company.
(v) More crucially, while participating in proceedings before the concerned authorities, it was represented that the erstwhile company, i.e., the amalgamating company was in existence.
23. Clearly, the facts obtaining in Mahagun Realtors do not obtain in this matter.
24. As noticed above, even after the Assessing Officer was informed on December 6, 2013, that the amalgamation had taken place, and was furnished a copy of the scheme, he continued to proceed on the wrong path. This error continued to obtain, even after the Dispute Resolution Panel had made course correction.
25. Thus, for the foregoing reasons, we are unable to persuade ourselves with the contention advanced on behalf of the appellant- Revenue, that this is a mistake which can be corrected, by taking recourse to the powers available with the Revenue under section 292B of the Act."
31. We thus find ourselves unable to read Mahagun Realtors as a decision which may have either diluted or struck a discordant chord with the principles which came to be enunciated in Maruti Suzuki. We also bear in mind the indisputable position of both judgments having been rendered by co-equal Benches of the Supreme Court. Mahagun Realtors is ultimately liable to be appreciated bearing in mind the peculiar facts of that case including the conduct of the assessee therein. It was those facets which appear to have weighed upon the Supreme Court to hold against the assessee.
32. In view of the aforesaid, the position in law appears to be well- settled that a notice or proceedings drawn against a dissolved company or one which no longer exists in law would invalidate proceedings beyond repair. Maruti Suzuki conclusively answers this aspect and leaves us in no doubt that the initiation or continuance of proceedings after a company has merged pursuant to a Scheme of Arrangement and ultimately comes to be dissolved, would not sustain.
33. We note that in this batch of writ petitions and in light of the disclosures which have been made, the assessees clearly appear to have apprised their respective AOs of the factum of amalgamation and merger at the first available instance. If the respondents chose to ignore or acknowledge those fundamental changes, they would have to bear the consequences which would follow. Once the Scheme came to be approved, the transferor companies came to be dissolved by operation of law. They, thus, ceased to exist in the eyes of law. Proceedings thus drawn in their name would be a nullity and cannot be validated by resort to Section 292B of the Act.
34. The submission of the respondents based on Sections 159 and 170 of the Act is equally misconceived. It becomes relevant to note that Section 159 places the liability of a deceased assessee on its legal representatives. It thus creates a right of recourse for the Revenue to pursue and recover outstanding demands. We fail to appreciate how that provision could have any bearing on the question that stood posited. The proceedings impugned herein are not in relation to any right of recovery that may have been asserted or proposed. The challenge is to orders of assessment and initiation of reassessment made or commenced against a non-existent entity.
35. Similarly, Section 170 deals with contingencies where a person succeeds to or takes over an existing business. It thus provides that the successor would be assessed in respect of income which arises or accrues after the date of succession. The income earned prior to the date of succession is liable to be taxed in the hands of the predecessor. While the respondents sought to draw sustenance from the phrase "when the predecessor cannot be found...." as appearing in sub-section (2) thereof, we find ourselves unable to read that expression as being akin to a dissolution of a corporate entity or its merger with another. The expression "cannot be found" cannot be construed as having been intended to cover situations where an entity ceases to exist in law by virtue of an amalgamation or merger. Regard must also be had to the heading of Section 170 and which speaks of succession to a business "otherwise than on death". It is thus concerned with a specific contingency pertaining to succession to a business and how the predecessor and successor are liable to be taxed. It has no concern with the question of whether a notice or order in the name of a non-existent
entity could be treated as valid in law.
ITA 116/2023 [International Hospital Ltd. Vs. DCIT Circle 12(2)]
36. The aforenoted appeal which stood tagged with the batch poses the following question of law for our consideration: -
"Whether the Income Tax Appellate Tribunal has misdirected itself in law and on facts in sustaining the order of the Commissioner of Income Tax (Appeals) dated 30.05.2019 and the order dated 29.01.2019 passed by the Assessing Officer (AO) under Section 154 of the Income Tax Act, 1961?"
37. Escorts Heart and Super Specialty Institute Ltd 23 is stated to have filed its Return of Income for AY 2013-14 on 30 September 2013. Pursuant to a Scheme of Arrangement which came to be sanctioned by the Punjab and Haryana High Court on 13 December 2013 it merged with International Hospital Limited 24 , the appellant herein. The appointed date under the Scheme was stipulated to be 01 January 2013. A notice under Section 143(2) came to be issued in the name of EHSSIL on 05 September 2014. During the course of the assessment which ensued, the Revenue is stated to have been duly apprised the respondents of the sanction of the Scheme and EHSSIL having merged with IHL. The appellants have also placed on our record a letter dated 16 February 2016 in terms of which details relating to the Scheme were duly provided to the AO.
38. The record further bears out that the AO had duly acknowledged the factum of merger and had specifically alluded to the order of the High Court. However, the ultimate assessment order dated 28 March 2016 came to be drawn in the name of EHSSIL. In the appeal which
EHSSIL
IHL
was preferred by IHL before the Commissioner of Income Tax (Appeals)25, a specific ground with respect to invalidity of that order on the ground of the same having been made in the name of EHSSIL was taken. It was during the pendency of that appeal that the AO invoked Section 154 asserting that the assessment order had inadvertently come to be framed in the name of EHSSIL. It is the validity of this order which was questioned before the Tribunal. The Tribunal has upheld the action of the AO leading to the filing of the present appeal.
39. We find ourselves unable to be concur with the view as taken by the Tribunal for the following reasons. Undisputedly, the factum of merger was duly brought to the notice of the AO. In fact, the said authority has duly taken note of the order of the High Court and in terms of which the Scheme had come to be approved. However, inexplicably, it proceeded to frame an order in the name of EHSSIL. We note that the Return in this case was submitted by EHSSIL prior to the Scheme being sanctioned. It was perhaps in that backdrop that the notice under Section 143(2) came to be issued in its name, albeit after the Scheme had come into force. The assessment proceedings were thus ongoing at the time when the Scheme came to be sanctioned.
40. However, and admittedly, the factum of merger had been duly brought to the attention of the AO. The merger was taken into consideration at more than one place in the order of assessment that came to be framed. Despite the above, the AO proceeded to draw the order in the name of an entity which had ceased to exist. We also bear in consideration the indubitable fact that the rectification order came to be passed three years after the framing of the original order of
CIT(A)
assessment, and that too, during the pendency of the appeal of the assessee and where a specific ground of challenge was raised in this regard. This was therefore not a case of discovery of an inadvertent error or mistake immediately after the passing of an order.
41. We also bear in consideration Maruti Suzuki having clearly held that such a mistake would not fall within the ken of Section 292B of the Act. An exercise of rectification as undertaken in the present case, if accorded a judicial imprimatur, would in effect amount to recognising a power to amend, modify or correct in an attempt to overcome a fundamental and jurisdictional error contrary to the principles enunciated in Maruti Suzuki.
42. We also cannot lose sight of the fact that this was not a case where the assessee had attempted to mislead or suppress material facts and which may have warranted the case of the assessee being placed in the genre which was considered in Mahagun Realtors. The mere submission of replies on the letter head of EHSSIL also fails to convince us to hold in favour of the Revenue. In any event, none of the authorities below have held that the appellant was guilty of suppression. We would thus be inclined to allow the instant appeal and answer the question as posed in favour of the appellant and against the Revenue.
W.P.(C) 5021/2022, W.P.(C) 5022/2022, and W.P.(C) 5118/2022 [M/s Nokia Solutions and Networks India Private Limited (Successor of Nokia Siemens Networks India Private Limited) vs. Deputy Commissioner of Income Tax, Circle 16(1) and Anr.]
43. These writ petitions assail the notices issued under Section 142(1) on the ground that although they have been drawn in the name of the resultant entity which came into existence consequent to a
Scheme being approved, they bear the PAN of the erstwhile entity and which had since then ceased to exist. We find ourselves unable to place that mistake in the category of a "fundamental flaw" or "incurable illegality" as explained in Maruti Suzuki. Although, reliance is placed on a decision rendered inter partes in Pr. Commissioner of Income Tax-6 vs. Nokia Solutions & Network India Pvt. Ltd (Formerly known as, Nokia Siemens Network Pvt. Ltd.) 26, the decision in Nokia Solutions was dealing with a case of an incurable illegality. This since the directions of the Dispute Resolution Panel as well as the final order of assessment were made in the name of an entity which had ceased to exist. The case in Nokia Solutions is distinct from the facts which obtain in the present writ petitions and where the only mistake which is alluded to is the mentioning of a wrong PAN.
44. Although in the writ petition it is averred that the original Section 148 notice was never served upon the petitioner, we find that the order of 15 March 2022 speaks of various subsequent notices which had been issued and remained unanswered. In any event, the present writ petitions merely impugn the notice under Section 142(1) with no challenge having been mounted in respect of the original notice of reassessment. These petitions would consequently merit dismissal.
45. The present order, however, would be without prejudice to such other rights and contentions that may be available and would be open to be canvassed in the ongoing reassessment action.
W.P.(C) 5475/2022 [Shakuntlam Softech Private Limited (now amalgamated with Shakuntlam Securities Private Limited) vs. Income Tax Officer Ward 23(1) Delhi & Anr.] and W.P.(C)
ITA 135/2018 decided on 06 February 2018
4558/2023 [Suncity Hi-Tech Infrastructure Private Limited - After Merger of M/s Super Built Real Estates and Land Developers Pvt. Ltd. vs. Income Tax Officer, Ward 24-1, Delhi & Anr.]
46. Although these matters were included in the batch, there appears to be a factual dispute as to whether disclosures with respect to the sanction of the Scheme were made in the course of the assessment proceedings. The respondents categorically assert that no information with respect to a Scheme that may have been approved was provided during the course of assessment. The petitioners on the other hand aver that the respondents had been duly placed on notice of the proceedings pending before the NCLT and which had preceded the ultimate approval of the Scheme. In W.P.(C) 4558/2023, the petitioners allude to a communication issued by the Regional Director while the Scheme was pending approval.
47. As is manifest from the aforesaid recordal of facts, there was an abject and evident failure on the part of the petitioners to apprise the respondents of a Scheme which stood duly approved. Even if the concerned AO were assumed to have derived knowledge of the pendency of proceedings before the NCLT or called upon to furnish a consent to the proposed Scheme, the same would not absolve the assessee from the obligation of duly apprising the respondents once a Scheme of Arrangement came to be approved. These writ petitions would thus merit dismissal.
OPERATIVE DIRECTIONS
48. We accordingly allow the following writ petitions and quash the below mentioned notices/orders:-
Case Number Date of Impugned Section under which the Notice/Order Notice/Order has been issued
W.P(C)13807/2022 15 April 2021 Notice under Section 148 25 May 2022 Order under Section 148A(b) 28 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C)11498/2019 28 March 2019 Notice under Section 148
W.P.(C) 1894/2020 29 March 2019 Notice under Section 148
W.P.(C)10882/2021 30 June 2021 Assessment Order under Section 143(3) read with Section 144B
W.P.(C) 13862/2021 28 March 2021 Notice under Section 148
W.P.(C) 13883/2021 28 March 2021 Notice under Section 148
W.P.(C) 13930/2021 26 March 2021 Notice under Section 148
W.P.(C) 14005/2021 26 March 2021 Notice under Section 148
W.P.(C) 14061/2021 26 March 2021 Notice under Section 148
W.P.(C) 14062/2021 26 March 2021 Notice under Section 148
W.P.(C) 14296/2021 28 March 2021 Notice under Section 148
W.P.(C) 14306/2021 26 March 2021 Notice under Section 148
W.P.(C) 14798/2021 26 March 2021 Notice under Section 148
W.P.(C) 4035/2022 26 March 2021 Notice under Section 148
W.P.(C) 4038/2022 26 March 2021 Notice under Section 148
W.P.(C) 4103/2022 26 March 2021 Notice under Section 148
W.P.(C) 4925/2022 26 March 2021 Notice under Section 148
W.P.(C) 5082/2022 26 March 2021 Notice under Section 148
W.P.(C) 5134/2022 26 March 2021 Notice under Section 148
W.P.(C) 5161/2022 27 March 2021 Notice under Section 148
W.P.(C) 5165/2022 26 March 2021 Notice under Section 148
W.P.(C) 5166/2022 26 March 2021 Notice under Section 148
W.P.(C) 5171/2022 26 March 2021 Notice under Section 148
W.P.(C) 7151/2022 28 March 2022 Assessment Order under Section 147 read with Section 144
W.P.(C) 7217/2022 30 March 2022 Assessment Order under Section 147 read with Section 144
W.P.(C) 13991/2022 21 June 2021 Notice under Section 148 23 May 2022 Order under Section 148A(b) 25 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 14034/2022 27 May 2022 Order under Section 148A(b) 28 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 17290/2022 25 June 2021 Notice under Section 148 30 May 2022 Order under Section 148A(b) 30 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 17329/2022 20 April 2021 Notice under Section 148 27 May 2022 Order under Section 148A(b) 28 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 3885/2023 15 April 2021 Notice under Section 148 26 May 2022 Order under Section 148A(b) 27 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 5868/2023 30 June 2021 Notice under Section 148 20 May 2022 Order under Section 148A(b) 30 July 2022 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 7775/2023 14 March 2023 Order under Section 148A(b) 23 March 2023 Order under Section 148A(d) and Notice under Section 148
W.P.(C) 7487/2024 23 February 2024 Order under Section 148A(b) 22 March 2024 Order under Section 148A(d) and Notice under Section 148
49. For reasons assigned in Paragraphs 43 to 45 we dismiss W.P.(C) 5021/2022, W.P.(C) 5022/2022, and W.P.(C) 5118/2022. All rights and contentions of respective parties on merits are kept open.
50. For reasons assigned in Paragraphs 46 and 47 we dismiss W.P.(C) 5475/2022 and W.P.(C) 4558/2023. All rights and contentions of respective parties on merits are kept open.
51. In light of our conclusion rendered in paragraph 42, ITA 116/2023 shall stand allowed. The order of the Tribunal dated 23 September 2022 is set aside. The appellant would be entitled to consequential relief.
YASHWANT VARMA, J.
RAVINDER DUDEJA, J.
SEPTEMBER 26, 2024/neha/RW
APPENDIX- A IN THE HON'BLE HIGH COURT OF DELHI AT NEW DELHI Landscape Chart in: Non-existent Entities Batch NDOH: 11.09.2024 Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on
67. WP(C) No.13807 of 2022 2015-16 w.e.f. 28.09.2017 08.12.2017 29.12.2017 29.03.2019 Order dated 15.04.2021 01.04.2016 (w.e.f. (Revised) 10.12.2018 passed Notice (section Religare Enterprises Ltd. [as 01.04.2016) under section 148 of the Act) successor in interest of Religare [@ Pg.193 [@ Pg.168/ [@Pg.169/ [@ Annex I/ 143(3) of the Act Securities Ltd.] vs. ACIT /PDF 198] PDF 173] [@ Pg.190/ PDF 174] PDF 240 New regime PDF 195] onwards] [@Pg.157/ PDF 162 onwards] [@ Pg.92/ PDF 97]
68. WP(C) 11498/2019 2012-13 01.01.2014 - 21.05.2014 09.02.2015 09.02.2015 02.11.2016 28.03.2019 BABA LEASE & INVESTMENT (Through ITR (ITR of (Assessment u/s Notice to PRIVATE LIMITED of Transferor Transferor 143(3) the case of Transferor
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on company for company for Transferee company company) (Transferor company - Ladliji AY 2014-15 ) AY 2014-15) for AY 2014-15, enterprises private limited PAN & recording the facts Erstwhile AAECR1528F) 14.03.2016 of such regime (through letter ) amalgamation) Transferee company- BABA & LEASE & INVESTMENT 02.11.2016 PRIVATE LIMITED -PAN ( In the assessment order of 2014- 15 in the case of Transferee company such fact was recorded by the AO)
69. WP(C) 1894/2020 2012-13 01.01.2014 - 21.05.2014 09.02.2015 09.02.2015 02.11.2016 29.03.2019 BABA LEASE & INVESTMENT (Through ITR (ITR of (Assessment u/s Notice to PRIVATE LIMITED of Transferor Transferor 143(3) the case of Transferor company for company for Transferee company company) (Transferor company - Madhav Fin AY 2014-15 ) AY 2014-15) for AY 2014-15,
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on cap Private limited PAN & recording the facts Erstwhile AAMCS4890B) 14.03.2016 of such regime (through letter ) amalgamation) Transferee company- BABA & LEASE & INVESTMENT 02.11.2016 PRIVATE LIMITED -PAN ( In the assessment order of 2014- 15 in the case of Transferee company such fact was recorded by the AO)
70. WP(C) No.10882/2021 2017-18 w.e.f. - 20.12.2018 Emails dated - TPO Order passed 25.01.2021 01.04.2018 20.12.2019, on 25.01.2021, draft TPO Order Gartner India Research & Advisory 07.08.2020, Assessment Order Services Private Ltd. vs. Assessing 05.11.2020 and dated 07.04.2021, 07.04.2021 Officer, NFAC & Anr. letter dated and final Draft 19.01.2021 assessment order Assessment filed before dated 30.06.2021 Order
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on TPO passed by AO 30.06.2021 Letter dated Final 31.10.2019, Assessment 14.12.2020 & Order 04.02.2021 filed before AO *Distinguishing features:
The subject writ petition has been filed challenging the order dated 25.01.2021 passed by the TPO and consequential draft assessment order dated 07.04.2021 and final assessment order dated 30.06.2021 passed by the AO for the subject assessment year in the name of the non-existent entity which is non-est, invalid, bad in law and liable to be quashed.
The Revenue Respondent has duly accepted in the Counter Affidavit filed, in respect of the subject writ petition that the Petitioner had duly informed about the fact of merger to the TPO during transfer pricing proceedings for the subject assessment year and had also requested for transfer of case of the Petitioner to the correct jurisdiction post- merger.
The present case admittedly falls under Category I and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) and CIT vs Sony Mobile Communications Ind (P.) Ltd. : [2023] 456 ITR 753 (Del) as impugned orders have been passed by the AO/ TPO on the non-existent entity despite numerous intimations being filed by the Petitioner with AO/ TPO at various intervals intimating about the factum of merger.
71. WP(C) No.13862/2021 2017-18 w.e.f. - 02.08.2018 19.11.2018 Statutory - 28.03.2021 01.04.2016 notice u/s 148 Notice (section
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on BSBK Engineers Pvt. Ltd. (resulting [ANN: P-4] issued to 148 of the Act) company of Vogue Leasing & Page-49 amalgamating Finance Company Pvt. Ltd. vs. ACIT entity i.e., Erstwhile Vogue regime Leasing which ceased to exist w.e.f -
02.08.2018.
72. WP(C) No.13883/2021 2017-18 w.e.f. - 02.08.2018 19.11.2018 Statutory - 28.03.2021 01.04.2016 notice u/s 148 Notice (section BSBK Engineers Pvt. Ltd. (resulting [ANN: P-4] issued to 148 of the Act) company of Madhulika Finance Page-49 amalgamating Company Pvt. Ltd. vs. ACIT entity i.e., Erstwhile Madhulika regime Finance which ceased to exist w.e.f -
02.08.2018.
73. WP(C) No.13930 of 2021 2017-18 w.e.f. 28.09.2017 08.12.2017 29.12.2017 29.03.2019 Order dated 26.03.2021
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on 01.04.2016 (w.e.f. (Revised) 31.03.2021 passed Notice (section Religare Enterprises Ltd [as 01.04.2016) [@ Pg.128-130] under section 148 of the Act) successor in interest of RGAM [@ Pg. 86] [@ Pg.64] [@Annex E/ 143(3)/144C, Investment Advisers Pvt. Ltd.] vs. [@ Pg.83] Pg.131 assessing the Erstwhile ACIT onwards revised return of regime income [@ Pg.63] [@ Annex G/ Pg.227 onwards] Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite the categorical NOC given by IT Dept. before NCLT on 28.09.2017, and despite intimation of amalgamation/surrender of old PAN by the Petitioner (amalgamated entity) on 29.12.2017. The present case admittedly falls under Category I as notice has been issued in the name of the amalgamating entity alone and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC)
74. WP(C) No.14005 of 2021 2017-18 w.e.f. 28.09.2017 08.12.2017 29.12.2017 29.03.2019 Order dated 26.03.2021 01.04.2016 (w.e.f. (Revised) 31.03.2021 passed Notice (section Religare Enterprises Ltd [as [@Pg.64] 01.04.2016) [@Pg.128-130] under section 148 of the Act) successor in interest of Religare [@Pg.86] [@ Annex E/ 143(3)/144C, Capital Markets (India) Pvt. Ltd.] vs. [@ Pg.83] Pg.131 assessing the Erstwhile ACIT onwards] revised return of regime
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on income [@Pg. 63] [@ Annex G/ Pg.227-232]
Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite the categorical NOC given by IT Dept. before NCLT on 28.09.2017, and despite intimation of amalgamation/surrender of old PAN by the Petitioner (amalgamated entity) on 29.12.2017. The present case admittedly falls under Category I as notice has been issued in the name of the amalgamating entity alone and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC)
75. WP(C) No.14061 of 2021 2017-18 w.e.f. 28.09.2017 08.12.2017 29.12.2017 29.03.2019 Order dated 26.03.2021 01.04.2016 (w.e.f. (Revised) 31.03.2021 passed Notice (section Religare Enterprises Ltd [as [@Pg.64] 01.04.2016) [@Pg.128-130] under section 148 of the Act) successor in interest of Religare Arts [@ Pg.86] [@ Annex E/ 143(3)/144C, Investment Management Ltd.] vs. [@ Pg.83] Pg.131 assessing the Erstwhile ACIT onwards] revised return of regime income [@ Pg.63] [@ Annex G/ Pg.227-232]
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite the categorical NOC given by IT Dept. before NCLT on 28.09.2017, and despite intimation of amalgamation/surrender of old PAN by the Petitioner (amalgamated entity) on 29.12.2017. The present case admittedly falls under Category I as notice has been issued in the name of the amalgamating entity alone and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC)
76. WP(C) No.14062 of 2021 2017-18 w.e.f. 28.09.2017 08.12.2017 29.12.2017 29.03.2019 Order dated 26.03.2021 01.04.2016 (w.e.f. (Revised) 31.03.2021 passed Notice (section Religare Enterprises Ltd [as [@Pg.64] 01.04.2016) [@Pg.128-130] under section 148 of the Act) successor in interest of RGAM [@Pg.86] [@ Annex E/ 143(3)/144C, Capital India Ltd.] vs. ACIT [@ Pg.83] Pg.131 assessing the Erstwhile onwards] revised return of regime income [@ Pg.63] [@ Annex G/ Pg.227-232] Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite the categorical NOC given by IT Dept. before NCLT on 28.09.2017, and despite intimation of amalgamation/surrender of old PAN by the Petitioner (amalgamated entity) on 29.12.2017. The present case admittedly falls under Category I as notice has
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on been issued in the name of the amalgamating entity alone and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC)
77. WP(C) No.14296/2021 2017-18 w.e.f. - 02.08.2018 19.11.2018 Statutory - 28.03.2021 01.04.2016 notice u/s 148 Notice (section BSBK Engineers Pvt. Ltd. (resulting [ANN: P-4] issued to 148 of the Act) company of Parishudh Finance Page-49 amalgamating Company Pvt. Ltd. vs. ACIT entity i.e., Erstwhile Parishudh regime Finance which ceased to exist w.e.f -
02.08.2018.
78. WP(C) No. 14306 of 2021 2017-18 w.e.f. - 28.11.2017 31.03.2018 25.01.2018 Order dated 26.03.2021 01.04.2016 (w.e.f. (Belated) 07.12.2019 passed Notice (section Rangoli Resorts Pvt. Ltd. [as 01.04.2016) [@ Annex D/ under section 148 of the Act) successor in interest of Ployflex [@Pg.68] Pg.109] [@Annex E/ 143(3) assessing the Marketing Pvt. Ltd.] vs. ACIT [@ Annex B/ Pg.110 belated return of Erstwhile Pg.61] onwards] income regime
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on [@ Annex F/ [@ Pg.60] Pg.160-167] Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite intimation of amalgamation/surrender of old PAN by the Petitioner (amalgamated entity) on 31.03.2018. The present case admittedly falls under Category I as notice has been issued in the name of the amalgamating entity alone and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC)
79. WP(C) No.14798/2021 2013-14 w.e.f. 18.12.2017 09.07.2018 18.09.2018 & - Merged entity filed 26.03.2021 01.04.2016 04.02.2019 return on Notice (section Madhu Viniyog Pvt. Ltd. (Marigold 21.09.2018 148 of the Act) Nirman Pvt. Ltd. merged with Petitioner) vs. DCIT Erstwhile regime
80. WP(C) No.4035/2022 2017-18 w.e.f. - 25.09.2017 & 30.11.2017 30.11.2017 Draft Order passed 26.03.2021 01.04.2016 28.09.2017 (filed on (original) is dated 29.03.2021 Notice (section Qualcomm India Pvt. Ltd. after 04.12.2017) (aspect of and final 148 of the Act) merger of CSR Technology India and several merger is assessment order is Pvt. Ltd. vs. ACIT letters disclosed) dated 31.01.2022 Erstwhile thereafter regime Remarks:
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite intimation of amalgamation/surrender of old PAN/request for transfer of TDS/advance tax credit by the Petitioner (amalgamated entity). The present case admittedly falls under Category II as notice has been issued in the name of the amalgamating entity (Pg. 129 of the writ petition (Annexure P-8) and the notice is in the name of- "CSR Technology (India) Pvt. Ltd. (Now merged with Qualcomm India Pvt. Ltd.)". It is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC). It is stated that identical was the position in Maruti Suzuki also and hence Hon‟ble Apex Court has discussed the cases falling in Category II in detail and ruled in favor of the Assessee. The revised return has been filed by Qualcomm India Pvt. Ltd. after incorporating all the incomes/TDS/advance tax of the amalgamating entity and the same has been assessed to tax as well u/s 143(3) proceedings (Annexure P-6). During assessment proceedings, a specific question was asked about the merger, which was duly explained and responded to.
The aspect of merger was also informed in the ROI under the „Business Organization‟ Column (Annexure P5). Hence, the Respondents have been well aware of the merger/amalgamation.
81. WP(C) No.4038/2022 2017-18 w.e.f. - 25.09.2017 & 30.11.2017 30.11.2017 Draft Order passed 26.03.2021 01.04.2016 28.09.2017 (filed on (Original) is dated 29.03.2021 Notice (section Qualcomm India Pvt. Ltd. after 04.12.2017) (aspect of and final 148 of the Act) merger of Ikanos Communications and several merger is assessment order is India Pvt. Ltd. vs. ACIT letters disclosed) dated 31.01.2022 Erstwhile thereafter regime Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite intimation of amalgamation/surrender of old PAN/request for transfer of TDS/advance tax credit by the Petitioner (amalgamated entity).
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
The present case admittedly falls under Category I as notice has been issued in the name of the amalgamating entity alone (Pg. 129 of the writ petition-Annexure P-8). It is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC). The revised return has been filed by Qualcomm India Pvt. Ltd. after incorporating all the incomes/TDS/advance tax of the amalgamating entity and the same has been assessed to tax as well u/s 143(3) proceedings (Annexure P-6). During assessment proceedings, a specific question was asked about the merger, which was duly explained and responded to.
The aspect of merger was also informed in the ROI under the „Business Organization‟ Column (Annexure P5). Hence, the Respondents have been well aware of the merger/amalgamation
82. WP(C) No.4103/2022 2017-18 w.e.f. - 25.09.2023 & 30.11.2017 30.11.2017 Draft Order passed 26.03.2021 01.04.2016 28.09.2017 (filed on (Original) is dated 29.03.2021 Notice (section Qualcomm India Pvt. Ltd. after 04.12.2017) (aspect of and final 148 of the Act) merger of CSR Technology India and several merger is assessment order is Pvt. Ltd. vs. ACIT letters disclosed) dated 31.01.2022 Erstwhile thereafter regime Remarks:
Notice u/s 148 (old regime) issued in the name of non-existent amalgamating entity on 26.03.2021 despite intimation of amalgamation/surrender of old PAN/request for transfer of TDS/advance tax credit by the Petitioner (amalgamated entity). The present case admittedly falls under Category I as notice has been issued in the name of the amalgamating entity alone (Pg. 133 of the writ petition-Annexure P-8). It is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC). The revised return has been filed by Qualcomm India Pvt. Ltd. after incorporating all the incomes/TDS/advance tax of the amalgamating entity and the same has been assessed to tax as well u/s 143(3) proceedings (Annexure P-6). During assessment proceedings, a specific question was asked about the merger, which was duly explained and
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on responded to.
The aspect of merger was also informed in the ROI under the „Business Organization‟ Column (Annexure P5). Hence, the Respondents have been well aware of the merger/amalgamation
83. WP(C) No.4925/2022 2016-17 w.e.f. - 14.06.2018 Amalgamation 26.09.2016 - 26.03.2021 01.04.2015 discussed in (Original) Notice (section Radiant Polymers Pvt. Ltd. vs. ACIT assessment 148 of the Act) order dated 22.04.2021 of Erstwhile successor for regime AY 2018-19.
Assessment
87. WP(C) No.5082/2022 2017-18 w.e.f. - 14.06.2018 proceedings 31.10.2017 17.12.2019 26.03.2021 01.04.2015 initiated vide (Original) Notice (section Radiant Polymers Pvt. Ltd. vs. ACIT notice dated 148 of the Act) 11.03.2022 for AY 2018-19 Erstwhile against regime predecessor is dropped
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on Remarks for Radiant Polymers:
Revenue has wrongly contested in its chart that the intimation of amalgamation has not been given to them (this has been done without filing a counter affidavit). The Counsel for the Petitioner has sent an e-mail dated 24.08.2024 whereby it has been asserted that the due process followed in case of amalgamation matters before NCLT, in itself, incorporates such intimation. The AO vide notice dated 21.12.2020 for AY 2018-19 (on the successor) had called for the details of amalgamation and the assessee vide reply dated 19.01.2021 submitted the copy of court order regarding Amalgamation and copy of forms filled with MCA. Thereafter, the AO, vide notice dated 19.03.2021 for AY 2018-19 asked the following query "5. During the year, amalgamation has taken place. Please submit the details and explain with proper justification" in respect of which the submission was filed vide letter dated 26.03.2021 as "A wholly owned subsidiary namely Radiant Complast Private Limited was merged with the company as per court order. Copy of court order regarding Amalgamation and copy of forms filled with MCA were already been filed as Annexure -9 and 10 with our reply dated 19/01/2021.Kindly refer the same." Thereafter, the assessment order dated 22.04.2021 was framed for AY 2018-19, which specifically mentions "amalgamation" as one of the major issues examined. All the above documents were duly provided to the counsel for the Respondents vide e-mail dated 24.08.2024 sent by the counsel for the Petitioner.
93. WP(C) No.5475/2023 2017-18 w.e.f. - 07.06.2019 01.04.2019 The statutory Order dated 31.03.2021 01.04.2018 (w.e.f. notice u/s. 148 04.03.2022 passed Notice (section Shakuntlam Softech Private Limited 01.04.2018) issued to u/s. 144 r.w.s. 144B 148 of the Act) (now amalgamated with company of the Act for AY Shakuntalam Securities Pvt. Ltd.) vs. which already 2017-18 in the Erstwhile ITO stands name of regime amalgamated amalgamated company
94. WP(C) No.7151/2022 2013-14 w.e.f. - Hon‟ble Delhi 30.11.2019 Not applicable 14.02.2017 (on the 30.03.2021 01.04.2011 High Court (ROI for AY as the successor (notice under s.
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on Mercer Consulting (India) Pvt. Ltd. & 2013-14) amalgamation 148) vs. DCIT Hon‟ble High order was Court of Letter dated passed prior to 28.03.2022 Punjab & 24.07.2014 - commenceme (assessment Haryana proceedings for nt of AY order) 28.02.2013 AY 2012-13 2013-14 and and dropped on the 2016-17
95. WP(C) No.7217/2022 2016-17 w.e.f. - 23.05.2013 predecessor 20.01.2020 (on the 27.03.2021 01.04.2011 entity after successor (notice under s.
Mercer Consulting (India) Pvt. Ltd. being intimated 148)
vs. DCIT that the
predecessor 30.03.2022
ceased to exist (assessment
@pg 153 order)
TPO order for
the preceding
year i.e. AY
2012-13 dated
29.01.2016
passed in case
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
of the successor
categorically
records that the
predecessor
entity ceased to
exist @pg 157
Remarks for Mercer Consulting:
The Petitioner has asserted that the amount of addition proposes has already been considered in the P&L account of the successor and the said fact regarding the interest income has been admitted by the Respondents. As regards, the expenditure proposed to be added, the counsel for the Revenue was supposed to obtain instruction which were never intimated to the Hon‟ble Court [refer interim order dated 24.05.2022].
96. WP(C) No.13991/2022 2017-18 w.e.f. - 01.07.2019 23.08.2019 Period to file No notice issued 21.06.2021 01.04.2016 revised return u/s. 143(2) Ekum Design Pvt. Ltd. vs. ITO expired before Notice (section approval of 148 of the Act) NCLT Erstwhile regime
Remarks: -
The present case clearly falls under Category I, as the notice U/s 148A(b) was issued solely in the name of the amalgamating entity. This situation is unequivocally covered by the legal
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on precedents set forth in PCIT v. Maruti Suzuki India Ltd. [2019] 416 ITR 613 (SC), which establish that any proceedings initiated in the name of a non-existent entity are void ab initio.
97. WP(C) No.14034/2022 2014-15 w.e.f. - 18.01.2021 06.09.2019 - 15.02.2021 - Return was 19.04.2021 01.04.2018 (w.e.f. Intimation to revised Tax processed Notice (section Siddheshwari Tradex Pvt. Ltd. 01.04.2018) AO Audit filed u/s.143(1) of the 148 of the Act) (successor of Danta Enterprises Pvt. 09.09.2019 - Act, for the relevant Ltd.) vs. ACIT Intimation to 15.02.2021 - assessment year Erstwhile PCIT ITR filed regime intimating the Letter dtd. fact of 23.01.2020 amalgamation (sent via post on 25.01.2020)
- 2nd intimation Distinguishing Features:
Present case is clearly a category-I matter since original notice u/s 148 and notice u/s. 148A(b) was issued in the name of amalgamating/ non-existent company only; Although Notice u/s. 148A(b) was issued by R1, Order u/s. 148A(d) passed by R2 (different authority); No taxability in terms of section 56(2)(viia)/ no indication of any income having escaped assessment Re-opening based on an order subsequently reversed in appeal.
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
100. WP(C) No. 3885/2023 2014-15 01.04.2013 - 09.09.2014 It is recorded in 26.05.2022
the order dated Notice u/s
Ncubate India Services Pvt Ltd 09.09.2014 that 148A(b) of the
the Income Tax Act.
Department has
not raised any 27.07.2022
objections. Order u/s
148A(d) of the
Further, vide Act.
reply dated
17.04.2021, the 27.07.2022
factum of Notice u/s 148
amalgamation of the Act
was once again
intimated.
101. WP(C) No.4473 of 2023 2017-18 w.e.f. Intimation 21.12.2020 26.07.2021 - Scrutiny assessment 30.06.2021
01.04.2020 filed with was initiated u/s Notice under
Capgemini Technology Services AO on 143(2), however, section 148 of
India Ltd. [as successor in interest of 30.05.2020. final assessment the Act -
Aricent Technologies Pvt. Ltd.] vs. order was not Erstwhile
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
ACIT passed before the Regime
expiry of period of
limitation. Hence, 24.05.2022 -
the original Notice pursuant
assessment to apex Court
proceedings became decision in
barred by limitation. Ashish Agarwal
29.07.2022 -
Order u/s
148A(d) and
fresh notice u/s
148 of the Act
Distinguishing features from the facts arising in the case of Mahagun Realtors:
(a) Scrutiny assessment was originally initiated u/s 143(2), however, the final assessment order was not passed before the expiry of period of limitation provided under section 153 of the Act. Thus, the assessing officer attempted to initiate re-assessment proceedings.
(b) In the course of the proceedings before the Regional Director (RD), the Petitioner vide email dated 30.05.2020 (during Covid-19) informed the assessing officer that Aricent Technologies Pvt Ltd is being merged with Aricent Technologies (Holdings) Ltd alongwith Form CAA-9 and scheme of merger. [Refer: Annexure „R‟ @ Pg. 268];
(c) Vide letter dated 26.07.2021 filed with the assessing officer, the Petitioner duly informed / reiterated that the erstwhile entity stands merged with Aricent Technologies
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on (Holdings) Ltd. [Refer: Annexure „S‟ @ Pg. 270]
(d) Petitioner filed detailed reply dated 15.09.2021 before the assessing officer raising the objections that proceedings cannot be initiated on non-existent entity. [Refer: Annexure „L‟ @ Pg. 221]
(e) Petitioner filed objections dated 07.06.2022 in response to intimation/ letter dated 24.05.2022 reiterating that the erstwhile entity stands merged with Aricent Technologies (Holdings) Ltd. [Refer: Annexure „N‟ @ Pg. 244]
(f) Even after repeatedly informing the assessing officer about the amalgamation of Aricent Technologies Pvt Ltd with Aricent Technologies (Holdings) Ltd, the assessing officer passed the order dated 29.07.2022 under section 148A(d) of the Act and issued the notice dated 29.07.2022 under section 148 in the name and PAN of Aricent Technologies Pvt Ltd. [Refer: Annexure „C‟ @ Pg. 97 and Annexure „D‟ @ Pg. 103]
(g) Shockingly, in the impugned order dated 29.07.2022 passed under section 148A(d) of the Act, the assessing officer himself recorded the fact that Aricent Technologies Pvt Ltd.
merged with Aricent Technologies (Holdings) Ltd, even then, the Respondents are taking an averment that the facts of amalgamation was not informed to assessing officer before issuance of jurisdictional notice under section 148 on 29.07.2022. [Refer: Annexure „C‟ @ Pg. 99] Thus the Petitioner has repeatedly informed the assessing officer regarding the amalgamation and, therefore, the decision in the case of Mahagun Realtors does not apply on facts of the present case.
102. WP(C) No.4558/2023 2013-14 w.e.f. - 21.03.2016 02.03.2017 06.09.2013 - 30.06.2021 01.04.2014 Notice (section Suncity Hi-Tech Infrastructure Pvt. 148 of the Act) Ltd. after merger of M/s Super Built Erstwhile Real Estates and Land Developers regime
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on Pvt. Ltd.
27.05.2022 Notice (section 148A(b) of the Act) 30.07.2022 Order (section 148A(d) of the Act) 30.07.2022 Notice (section 148 of the Act) Remarks:
Notice u/s 148 issued in the name of non-existent amalgamating entity on 30.06.2021 (Annexure P-4, Pg. 108). Thereafter, pursuant to Ashish Agarwal(supra), notice under Section 148A(b) was issued on 27.05.2022 in the name of non-existent amalgamating entity (Annexure P-8, Pg. 182). Even Section 148A(d) order dated 30.07.2022 and impugned Section 148 notice dated 30.07.2022 (Annexure P-12, Pg. 285 and Pg. 292). The present case admittedly falls under Category I as notice has been issued/order has been passed in the name of the amalgamating entity alone. It is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC). The Respondent was made aware of the fact of the amalgamation while the proceedings for approval of amalgamation was pending before this Hon‟ble Court Company Petition 731/2015 (para 8, Annexure P-2, Pg. 69). Furthermore, the Resultant Merged Company (i.e., the Petitioner herein) has been regularly assessed under scrutiny
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on assessment proceedings from time-to-time post-merger and thus the fact of merger was privy to the Tax Department. The fact that the SBRL stands merged with the Petitioner Company was well within the knowledge of the Income Tax Department as on as many as several prior occasions, the same was disclosed; (i) during scrutiny assessment proceedings pertaining to AY 2015- 16, wherein the Audited Financial Statements of the Petitioner evidencing the fact of the merger was submitted (Pg.73-74 and Pg.83 Annexure P-3). (ii) intimation to Respondent No. 1 vide W.P. (c) 9137/2021 on 21.08.2021, and (iii) Petitioner‟s reply dated 28.06.2022 in response to Notice dated 27.05.2022 under section 148A(b) of the Act issued by Respondent No. 1 (Annexure P-10). The same is also accepted by the Respondent No. 1 while passing the impugned order at Pg. 286 (para 7.c) however, still the Respondent No. 1 proceeded to issue notice in the name of the non-existent amalgamating entity.
Apart from the above, the Petitioner has also raised other legal issues including AY 2013-14 being barred by time limitation in view of the first proviso. The Petitioner has also raised the issue that no income chargeable to tax has escaped assessment in the facts of the present case. On merits, this issue is covered by the decision of this Hon‟ble Court passed in the case of the sister-concern annexed as Annexure P-15, Pg. 333.
103. WP(C) No.5868/2023 2015-16 w.e.f. 16.03.2021 08.06.2021 *Earlier a - 28.11.2017 30.06.2021
01.04.2020 W.P(C)- Notice (section
Elite Wealth Ltd. vs. ITO 13647/2021 u/s 143(3) in the 148 of the Act)
was filed before hands of issued to
this Hon‟ble Amalgamating Amalgamating
Court and Entity i.e., Elite Entity i.e., Elite
Department Comtrade Private Comtrade
was well Limited Private Limited
Informed. In the Erstwhile
regime
That the same
was disposed Notice u/s.
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
off in light of 148A(b) dated
the decision 20.05.2022
passed in the issued in the
case of Mon name of non-
Mohan Kohli. existent entity.
[ANN: P-7]
86. WP (C) 5118/2022 2013-14 w.e.f. 09.01.2009 Intimation 28.12.2017 Notice under
01.04.2008 dated section 148 of
Nokia Solutions and Networks India 25.05.2009 - the Act was
Pvt. Ltd. (successor of Nokia surrendering never served on
Siemens Networks India Pvt. Ltd.) v. the PAN of the the Petitioner.
DCIT amalgamating The factum of
company. reassessment
(The challenge is to the initiation of [Ann. P5 - Pg. proceedings
reassessment proceedings by way of 110 of the WP] was informed
issuance of notice under section 148 by virtue of a
of the Act and the proceedings notice issued
emanating therefrom) under section
Letter issued by 142(1) of the
the Income Tax Act.
PAN Services
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
Unit whereby Notice u/s
the Petitioner 142(1) dated
was informed 15.03.22 issued
about the in the name of
issuance of new non-existent
PAN to the entity [Ann. P1
amalgamated - Pg. 43 to 45
entity. [Ann. of the WP].
P3 - Pg. 49 of
the WP] Erstwhile
regime
84. WP (C) 5021/2022 2016-17 w.e.f. 09.01.2009 31.12.2019 Notice under
01.04.2008 section 148 of
Nokia Solutions and Networks India This Hon‟ble the Act was
Pvt. Ltd. (successor of Nokia Court in the never served on
Siemens Networks India Pvt. Ltd.) v. case of PCIT v. the Petitioner.
DCIT Nokia The factum of
Solutions & reassessment
(The challenge is to the initiation of Network India proceedings
reassessment proceedings by way of (P.) Ltd., was informed
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
issuance of notice under section 148 [2018] 90 by virtue of a
of the Act and the proceedings taxmann.com notice issued
emanating therefrom) 369 (Delhi HC) under section
has upheld the 142(1) of the
order of the Act.
Tribunal
wherein the Notice u/s
regular 142(1) dated
assessment 15.03.22 issued
framed for AY in the name of
2006-07 on the non-existent
non-existent entity [Ann. P1
entity was - Pg. 43 to 45
quashed. of the WP].
Intimation -
25.05.2009 - Erstwhile
surrendering regime
the PAN of the
85. WP (C) 5022/2022 2014-15 w.e.f. 09.01.2009 amalgamating 28.12.2017 Notice under
01.04.2008 company. [Ann section 148 of
Nokia Solutions and Networks India P5 - Pg. 110 of the Act was
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
Pvt. Ltd. (successor of Nokia the WP] never served on
Siemens Networks India Pvt. Ltd.) v. the Petitioner.
DCIT The factum of
reassessment
(The challenge is to the initiation of proceedings
reassessment proceedings by way of was informed
issuance of notice under section 148 by virtue of a
of the Act and the proceedings notice issued
emanating therefrom) under section
142(1) of the
Act.
Notice u/s
142(1) dated
15.03.22 issued
in the name of
non-existent
entity [Ann. P1
- Pg. 42 to 44
of the WP].
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
Notice dated
20.05.2022
issued under
section 148A(b)
of the Act [Pg.
153 -155 of the
WP].
Erstwhile as
well as New
regime
91. WP(C) No. 5166/2022 2013-14 01.04.2011 27.05.2013 Intimation - Amalgamation Order dated Notice dated
03.05.2018 - related 29.01.2016 - 26.03.2021
Paytm Mobile Solutions Pvt. Ltd. also requested modification was scrutiny under section
(now merged into One 97 to surrender not required as assessment - the 148 of the Act
Communications Ltd.) v. ACIT PAN [Pg. 63 necessary changes returned income [Pg. 49 of the
of the WP - were incorporated was accepted. WP - Ann. P1]
Ann. P5] during the course [Pg. 59-60 of the
of filing of WP - Ann. P4] Erstwhile
original return. regime
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
The fact that
revised return was
filed for AY
2012-13, has been
noted in
Assessment Order
dated 23.03.2015
for AY 2012-13.
[Pg. 55 of the
WP - Ann. P3]
89. WP(C) No. 5161/2022 2014-15 01.04.2011 27.05.2013 Intimation - Amalgamation Order dated Notice dated
03.05.2018 - related 23.11.2016 - 27.03.2021
Paytm Mobile Solutions Pvt. Ltd. also requested modification was scrutiny under section
(now merged into One 97 to surrender not required as assessment - the 148 of the Act -
Communications Ltd.) v. ACIT PAN [Pg. 65 necessary changes returned income Pg. 49 of the
of the WP - were incorporated was accepted. WP - Ann. P1.
Ann. P5] during the course [Pg. 60-61 of the
of filing of WP - Ann. P4] Erstwhile
original return. regime
The fact that
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
revised return was
filed for AY
2012-13, has been
noted in
Assessment Order
dated 23.03.2015
for AY 2012-13.
[Pg. 56-57 of the
WP - Ann. P3]
88. WP(C) No. 5134/2022 2015-16 01.04.2011 27.05.2013 Intimation - Amalgamation Regular Notice dated
03.05.2018 - related assessment 26.03.2021
Paytm Mobile Solutions Pvt. Ltd. also requested modification was concluded under section
(now merged into One 97 to surrender not required as vide Order 148 of the Act -
Communications Ltd.) v. ACIT PAN [Pg. 59 necessary changes dated Pg. 49 of the
of the WP - were incorporated 26.12.2017. WP - Ann. P1.
Ann. P4] during the course [Pg. 209-210
of filing of of the WP - Erstwhile
original return. Ann. P11] regime
The fact that Reassessment
revised return was on the
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
filed for AY amalgamated
2012-13, has been entity was
noted in concluded
Assessment Order vide Order
dated 23.03.2015 dated
for AY 2012-13. 30.03.2022
[Pg. 215-216 of [Pg. 502-503
the WP - Ann. of the WP
P12] (5134-2022)]
92. WP(C) No. 5171/2022 2016-17 01.04.2011 27.05.2013 Intimation - Amalgamation Regular Notice dated
03.05.2018 - related assessment 26.03.2021
Paytm Mobile Solutions Pvt. Ltd. also requested modification was concluded under section
(now merged into One 97 to surrender not required as vide Order 148 of the Act -
Communications Ltd.) v. ACIT PAN [Pg. 59 necessary changes 27.12.2018. Pg. 49 of the of the WP - were incorporated [Pg. 209-210 WP - Ann. P1.
Ann. P4] during the course of the WP -
of filing of Ann. P11] Erstwhile
original return. regime
Reassessment
The fact that on the
revised return was amalgamated
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
filed for AY entity was
2012-13, has been concluded
noted in vide Order
Assessment Order dated
dated 23.03.2015 30.03.2022.
for AY 2012-13. [Pg. 504-505
[Pg. 211-212 of of the WP
the WP - Ann. (5134-2022)]
P12]
90. WP(C) No. 5165/2022 2017-18 01.04.2011 27.05.2013 Intimation - Amalgamation Regular Notice dated
03.05.2018 - related assessment 26.03.2021
Paytm Mobile Solutions Pvt. Ltd. also requested modification was concluded under section
(now merged into One 97 to surrender not required as vide dated 148 of the Act -
Communications Ltd.) v. ACIT PAN [Pg. 75 necessary changes 29.12.2019. Pg. 59 of the of the WP - were incorporated [Pg. 73-34 of WP - Ann. P1.
Ann. P6] during the course the WP -
of filing of Ann. P5] Erstwhile
original return. regime
Reassessment
The fact that on the
revised return was amalgamated
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
filed for AY entity was
2012-13, has been concluded
noted in vide Order
Assessment Order dated
dated 23.03.2015 30.03.2022.
for AY 2012-13. [Pg. 506-507
[Pg. 69-70 of the of the WP
WP - Ann. P4] (5134-2022)]
Remarks:
Assessment in the case of amalgamated entity was framed in 23.03.2015 for AY 2012-13 wherein the AO has categorically recorded the aspect of amalgamation. In the Financial Statements of the amalgamated entity, it is categorically recorded that in terms of the scheme of amalgamation all the assets and liabilities of the amalgamating company got transferred to the amalgamated entity w.e.f. 01.04.2011. Further, specific request for surrender of PAN was made vide letter dated 03.05.2018, however, the status of the same was still appearing as active. The present case admittedly falls under Category I as notice under section 148 of the IT Act has been issued in the name of the amalgamating entity alone and is squarely covered by the law laid down in the case of PCIT v. Maruti Suzuki India Ltd.: [2019] 416 ITR 613 (SC) & Dalmia Power Ltd. vs. ACIT [2020] 420 ITR 339 (SC). Further, reliance is also placed on judgment passed in the case of CLSA India Pvt. Ltd. v. DCIT, [2023] 149 taxmann.com 380 (Bombay High Court) and DCIT v. Sterlite Technologies Ltd., [2024] 158 taxmann.om 242 (SC) confirming the judgement rendered in Sterlite Technologies Ltd. v. DCIT, [2023] 152 taxmann.com 381 (Bombay High Court), wherein it is held that merely because PAN in the name of non-existent entity had remained active does not create any exception in favour of Revenue to justify the initiation of reassessment proceedings and dilute the legal position as laid down by the Hon‟ble Supreme Court in Maruti Suzuki India Ltd. (supra).
16. ITA No. 539/2023 2019-20 w.e.f. - - 13.04.2021 - 28.11.2019 Draft Order - Order of 15.05.2018 1st intimation 29.09.2021 Tribunal -
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of
No. & Year date of by AO approval of amalgamation Belated assessment Impugned
Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order
as per the NCLT on NCLT/ HC AO/ old PAN (if any) on
scheme surrendered
on
CIT vs John Wiley & Sons, Inc. (Belated) DRP directions- 20.02.2023
(Scheme 17.03.2021 - 29.04.2022
(The assessment order dated approved by 2nd intimation Final assessment Departmental
20.06.2022 passed in the name of Secretary of order- appeal against
erstwhile entity is under challenge) State, New 20.06.2022. common order York on of the Tribunal 15.05.2018) Thereafter, the quashing final Tribunal vide assessment order dated order dated 20.02.2023 held 20.06.2022 final assessment order passed in the name of erstwhile entity to be bad in law.
Remarks:
The Department has filed an appeal against the order of the Tribunal dated 20.02.2023, quashing final assessment order dated 20.06.2022. Thus, the assessment order dated 20.06.2022, passed in the name of the erstwhile entity, is under challenge.
The DRP vide directions dated 29.04.2022, categorically directed the AO to pass the final assessment order as per the name given in the directions (i.e., John Wiley & Sons, Inc. / amalgamated entity) (refer para 2.1 of the DRP directions on page 54 and 55 of the appeal for DRP directions in AY 2018-19 and 3 2019-20 respectively). The said fact
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on has also been acknowledged by the ITAT vide order dated 20.02.2023 at para 2.1 on page 27 for the ITAT order at page 22-27 of the appeal for AY 2018-19 and AY 2019-20. Thus, since the DRP directions were not followed by the AO in both letter and spirit, as per scheme of 144C of the Act, the final assessment order is bad in law and liable to be quashed on this count as well.
17. ITA No. 554/2023 2018-19 w.e.f. - - 18.11.2020 - 1st 11.04.2019 Draft Order - Order of 15.05.2018 intimation 29.09.2021 Tribunal -
CIT vs John Wiley & Sons, Inc. (Revised post DRP directions- 20.02.2023
(Scheme 17.03.2021 - 2nd
defect notice) 29.04.2022
approved by intimation
(The assessment order dated Final assessment Departmental
Secretary of
20.06.2022 passed in the name of 23.03.2021 - 3 rd order- appeal against
State, New
erstwhile entity is under challenge) intimation 20.06.2022. common order York on of the Tribunal 15.05.2018) The Tribunal vide quashing final order dated assessment 20.02.2023 held order dated final assessment 20.06.2022 order passed in the name of erstwhile entity to be bad in law.
Remarks:
The Department has filed an appeal against the order of the Tribunal dated 20.02.2023, quashing final assessment order dated 20.06.2022. Thus, the assessment order dated
Item WP(C) No. Assessment Appointed NOC given Date of Factum of Revised/ Details of regular Date of No. & Year date of by AO approval of amalgamation Belated assessment Impugned Cause Title Amalgamation before scheme by intimated to return filed Notice/ Order as per the NCLT on NCLT/ HC AO/ old PAN (if any) on scheme surrendered on 20.06.2022, passed in the name of the erstwhile entity, is under challenge.
The DRP vide directions dated 29.04.2022, categorically directed the AO to pass the final assessment order as per the name given in the directions (i.e., John Wiley & Sons, Inc./ amalgamated entity) (refer para 2.1 of the DRP directions on page 54 and 55 of the appeal for DRP directions in AY 2018-19 and 3 2019-20 respectively). The said fact has also been acknowledged by the ITAT vide order dated 20.02.2023 at para 2.1 on page 27 for the ITAT order at page 22-27 of the appeal for AY 2018-19 and AY 2019-20. Thus, since the DRP directions were not followed by the AO in both letter and spirit, as per scheme of 144C of the Act, the final assessment order is bad in law and liable to be quashed on this count as well.
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!