Citation : 2025 Latest Caselaw 5755 Guj
Judgement Date : 25 August, 2025
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 8362 of 2025
==========================================================
MESSRS M I ALLOYS THROUGH ITS PARTNER SHRI RAVI ANIL
PANCHAL
Versus
THE UNION OF INDIA & ORS.
==========================================================
Appearance:
KUNTAL A PARIKH(7757) for the Petitioner(s) No. 1
KARAN G SANGHANI(7945) for the Respondent(s) No. 2,3
MR PRADIP D BHATE(1523) for the Respondent(s) No. 1
NOTICE SERVED for the Respondent(s) No. 4,5
==========================================================
CORAM:HONOURABLE MR. JUSTICE BHARGAV D. KARIA
and
HONOURABLE MR. JUSTICE PRANAV TRIVEDI
Date : 25/08/2025
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE BHARGAV D. KARIA)
1. Heard learned advocate Mr. Kuntal A.
Parikh for the petitioner and learned
Senior Standing Counsel Mr. Karan Sanghani
for the respondents.
2. The petitioner has challenged notices
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
issued under section 148 of the Income Tax
Act, 1961 (for short "the Act") for the
Assessment Year 2015-2016 under the old
regime in view of TOLA without issuing
notice under section 148A(b) as required
to be issued with effect from 01.04.2021.
3. Notice under section 148 under
Taxation and Other Laws (Relaxation of
Certain Provisions) Ordinance, 2020
[(2020) 422 ITR (St.) 116] (For short
"TOLA") was issued on 07.04.2021 whereas
notice under section 148A(b) of the Act
after judgment in case of Union of India
and others v. Ashish Agarwal reported in
(2022) 444 ITR 1 (SC) was issued on
31.05.2022.
4. The respondent Assessing Officer has
issued notice under section 148 of the Act
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
after 31.03.2021 on the pretext that due
to operation of TOLA, time limit for
issuance of notice would be extended upto
30.06.2021.
5. Thereafter, considering the decision
of Hon'ble Apex Court in case of Ashish
Agarwal (supra), notice issued under
section 148 between 01.04.2021 and
30.06.2021 for Assessment Year 2015-2016
was deemed to be notice under section
148A(b) of the Act which has come into
operation with effect from 01.04.2021 and
thereafter as per the direction issued by
the Hon'ble Apex Court in case of Ashish
Agarwal(supra) department has issued the
notices under section 148 of the Act
between the month of July,2022 and August,
2022 after following the procedure of
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
inviting reply and passing order under
section 148A(d) of the Act.
6. The petitioners challenged such
notices issued by the respondent Assessing
Officer for Assessment Year 2015-2016
pursuant to the order of Hon'ble Apex
Court in case of Ashish Agarwal(supra).
7. During the pendency of these
petitions, similar notices which were
issued for Assessment Years 2013-2014 to
2017-2018 came up for consideration on the
ground of delay as well as on the ground
of getting valid sanction before this
Court and other High Courts. This Court in
case of Keenara Industries (P.) Ltd vs.
ITO reported in [2023] 147 taxamann.com
585 (Guj) allowed such petitions.
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
8. The matter was carried to Hon'ble
Supreme Court. Hon'ble Supreme Court in
case of Union of India v. Rajeev Bansal
reported in (2024) 469 ITR 46 (SC) decided
the issues raised with regard to delay as
per the provisions of section 149 of the
Act which has come into operation after
01.04.2021 as well as validity of sanction
granted under section 155 of the Act.
9. During the course of hearing before
the Hon'ble Apex Court, Revenue conceded
to the effect that so far as Assessment
Year 2015-2016 is concerned, Revenue could
not have issued the notices under section
3(1) of TOLA as considering the time
period as prescribed under section 149 of
the Act with effect from 01.04.2021, three
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
years would be over on 31.03.2019 which is
prior to coming into force of TOLA and six
years would be completed on 31.03.2022
which is after operation of TOLA. In such
circumstances, notices for Assessment Year
2015-2016 are held to be invalid by
Hon'ble Apex Court in case of Rajeev
Bansal(supra).
10. The Hon'ble Apex Court followed the
decision of Rajeev Bansal(supra) in case
of Deepak Steel and Power Ltd vs. Central
Board of Direct Taxes reported in [2025]
174 taxmann.com 144 (SC) and after
recording the concession of the learned
advocate for the department and in view of
the concession given before the Apex Court
by learned advocate appearing for the
Revenue as recorded in para 19(f) of the
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
judgment in case of Rajeev Bansal (supra),
has quashed and set aside the notice
issued after 31.03.2021 under TOLA for
A.Y. 2015-16 as under:
"1. Leave granted.
2. These appeals arise from the order passed by the High Court of Orissa at Cuttack in Writ Petition (C) Nos. 2446 of 2023, 2543 of 2023 dated 1.2.2023 and 2544 of 2023 dated 10.02.2023 respectively by which the High Court disposed of the original writ petitions in the following terms:-
"1. The memo of appearance filed by Mr. S. S. Mohapatra, learned Senior Standing Counsel for Revenue Department on behalf of Opposite Parties is taken on record.
2. In view of the order passed by this Court on 1st December, 2022 in a batch of writ petitions of which W.P.(C) No.9191 of 2022 (Kailash Kedia v. Income Tax Officer) was a lead matter and the subsequent order dated 10th January, 2023 passed in W.P.(C) No.36314 of 2022 (Shiv Mettalicks Pvt. Ltd., Rourkela v. Principal Commissioner of Income Tax, Sambalpur), the Court declines to entertain the present writ petition, but leaves it open to the Petitioner to raise all grounds
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
available to the Petitioner in accordance with law including the grounds urged in the present petition at the appropriate stage as explained by the Court in those orders.
3. The writ petition is disposed of in the above terms."
3. We heard Mr. Saswat Kumar Acharya, the learned counsel appearing for the appellants(assessee) and Mr. Chandrashekhar, the learned counsel appearing for the revenue.
4. The learned counsel appearing for the revenue with his usual fairness invited the attention of this Court to a three judge bench decision of this Court in Union of India and Ors. v. Rajeev Bansal, reported in 2024 SCC OnLine SC 2693, more particularly, paragraph 19(f) which reads thus:-
"19. (f) The Revenue concedes that for the assessment year 2015- 2016, all notices issued on or after April 1, 2021 will have to be dropped as they will not fall for completion during the period prescribed under the Taxation and other Laws (Relaxation and Amendment of Certain Provisions) Act, 2020."
5. As the revenue made a concession in the aforesaid decision that is for the
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
assessment year 2015-2016, all notices issued on or after 1st April, 2021 will have to be dropped as they would not fall for completion during the period prescribed under the taxation and other laws (Relaxation and Amendment of certain Provisions Act, 2020). Nothing further is required to be adjudicated in this matter as the notices so far as the present litigation is concerned is dated 25.6.2021.
6. In view of the aforesaid, in such circumstances referred to above the original writ petition nos.2446 of 2023, 2543 of 2023 and 2544 of 2023 respectively filed before the High Court of Orissa at Cuttack stands allowed.
7. The impugned notice therein stands quashed and set aside.
8. The relief in terms of prayer (a) is granted.
9. The appeals stand disposed of in the above terms.
10. Pending application(s), if any, stand disposed of."
11. Similar orders are also passed by the
Apex Court in the following cases:
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
1) Assistant Commissioner of Income Tax,
Circle 19(1) and ors vs. Nehal Ashit Shah
in Special Leave Petition (Civil) Diary
No. 57209/2024;
2) The Income Tax Officer Ward 1(2)
Jaipur vs. R.K.Build Creations Private
Limited in Special Leave Petition (Civil)
Diary No. 59625/2024.
12. The Delhi High Court has also passed
the similar order in following cases:
1) Bhagwan Sahai Sharma vs. Deputy
Commissioner of Income Tax reported in
[2025] 174 taxmann.com 14 (Delhi)
2) Lalit Gulati vs. Assistant
Commissioner of Income Tax reported in
[2025] 174 taxmann.com 273 (Delhi);
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
13. The Punjab and Haryana High Court has
taken similar decision in case of Jay Jay
Agro Industries vs. Income Tax Officer,
Ward-I, Karnal & Anr in CWP 7405/2025
14. Rajasthan High Court has also taken
similar decision in case of Shreyansh
Mehta S/o Shri Shanti Lal Mehta, vs.
Income Tax Officer, Udaipur in Civil Writ
Petition No. 3299/2023.
15. Karnataka High Court has also taken
similar decision in case of Shri Siddaiah
Gurappaji vs. The Assistant Commissioner
of Income Tax and ors in Writ Petition No.
20292 of 2023.
16. This Court also in case of Mayurkumar
Babubhai Patel v. Assistant Commissioner
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
of Income Tax, Circle 3(1)(1), Ahmedabad
and another (order dated 17.06.2025
rendered in Special Civil Application
No.3154 of 2022 and allied matters) has
held as under:
"15. Considering the facts of the case, it is not in dispute that the respondent-Assessing Officer has issued the notice under section 148A(b) of the Act after the period of six years were over on 31.03.2022. As observed by the Hon'ble Apex Court in case of Deepak Steel and Power Ltd(Supra) and in view of the concession made by the Revenue before the Apex Court for the Assessment Year 2015-16, all the notices issued on or after 01.04.2021 will have to be dropped as they would not fall for completion during the period prescribed under the Taxation and Other Laws (Relaxation and Amendment of Certain Provisions) Act, 2020 and therefore, nothing further is required to be adjudicated in the matters as the notice so far as the present petitions are concerned, though dated 31.03.2021, admittedly have been issued after 01.04.2021.
16. It is also not in dispute that the notices under section 148A(b) have been issued pursuant to the decision of the Hon'ble Apex Court in Ashish Agarwal (supra) dated 04.05.2022
NEUTRAL CITATION
C/SCA/8362/2025 ORDER DATED: 25/08/2025
undefined
admittedly after 31.03.2022. Therefore, on both counts, the notices issued under section 148 of the Act dated 27/28/29.07.2022 would be time barred."
17. In view of above, for the foregoing
reasons, the petition is allowed. The
impugned notice issued under section 148
of the Act for Assessment Year 2015-2016
is held to be invalid as same was issued
during the extended period from 01.04.2021
to 30.06.2021 under TOLA.
18. Petition is accordingly disposed off.
(BHARGAV D. KARIA, J)
(PRANAV TRIVEDI,J) RAGHUNATH R NAIR
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!