Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sadbhavna Jankalyan Trust vs Income Tax Officer (Exemption) Ward 1
2025 Latest Caselaw 8537 Guj

Citation : 2025 Latest Caselaw 8537 Guj
Judgement Date : 8 December, 2025

[Cites 10, Cited by 0]

Gujarat High Court

Sadbhavna Jankalyan Trust vs Income Tax Officer (Exemption) Ward 1 on 8 December, 2025

Author: A.S. Supehia
Bench: A.S. Supehia
                                                                                                                   NEUTRAL CITATION




                            C/SCA/22658/2022                                         ORDER DATED: 08/12/2025

                                                                                                                    undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                     R/SPECIAL CIVIL APPLICATION NO. 22658 of 2022
                      ==========================================================
                                             SADBHAVNA JANKALYAN TRUST
                                                        Versus
                                        INCOME TAX OFFICER (EXEMPTION) WARD 1
                      ==========================================================
                      Appearance:
                      DARSHAN R PATEL(8486) for the Petitioner(s) No. 1
                      MR AMAN MIR(10881) for the Respondent(s) No. 1
                      ==========================================================

                         CORAM:HONOURABLE MR. JUSTICE A.S. SUPEHIA
                               and
                               HONOURABLE MR. JUSTICE PRANAV TRIVEDI

                                                          Date : 08/12/2025

                                               ORAL ORDER

(PER : HONOURABLE MR. JUSTICE A.S. SUPEHIA)

1. Heard learned advocate Mr. Darshan Patel for

the petitioner and learned Senior Standing

Counsel Mr. Aman Mir for the respondent.

2. This petition is filed under Article 226 of

the Constitution of India challenging the

notice under section 148 of the Income Tax

Act, 1961 (For short "the Act") dated

20.07.2022 on the ground that the notice

would be invalid and time barred.

3. Brief facts of the case are that the

respondent Assessing Officer issued notice

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

dated 19.05.2021 under section 148 of the Act

for the Assessment Year 2017-2018 during the

extended time period as per Taxation and

Other Laws (Relaxation of Certain Provisions)

Ordinance, 2020 [(2020) 422 ITR (St.) 116]

(For short "TOLA").

4. In view of the decision of Hon'ble Apex Court

in case of Union of India and others v.

Ashish Agarwal reported in (2022) 444 ITR 1

(SC), the aforesaid notice was to be treated

as notice under section 148A(b) of the Act

which has come into statute with effect from

01.04.2021.

5. The Hon'ble Apex Court in case of Union of

India v. Rajeev Bansal reported in (2024) 469

ITR 46 (SC) has laid down the law to consider

such notice as valid notice or invalid notice

depending upon the surviving time left

between the date of issuance of notice under

section 148 of the Act read with section 3(1)

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

of TOLA upto 30.06.2021 and the issuance of

notice under section 148 pursuant to the

directions issued by the Hon'ble Apex Court

in case of Ashish Agarwal (supra).

6. This Court in case of Dhanraj Govindram Kella

v. Income Tax Officer, Ward(2), Surendranagar

(Judgment dated 08.07.2025 rendered in

Special Civil Application No.6387 of 2023 and

allied matters) has considered in detail the

submissions made by both the sides and has

held as under:

"65. The alternative contention of the petitioner as to whether notices would be valid notice or invalid notice considering 'surviving time' between the date of the issuance of notices under TOLA and 30th June, 2021 or not is required to be considered and for that each matter has to be considered separately on the basis of the facts of case considering the date of issuance of notices under section 148 under TOLA by the Revenue and thereafter date of supplying information to the assessee and date of passing of order under section 148A(d) and date of issuance of notice under section 148 of the Act so as to consider whether issuance of notice under section 148 of the Act is within 'surviving time' as per the direction of Hon'ble Apex Court in case

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

of Rajeev Bansal (supra) or not.

66. So far as Assessment Years 2013- 2014 and 2014-2015 are concerned, the period of three years from the end of the assessment year would be over prior to 20.03.2020 and the period of six years would be over between 20.03.2020 and 30.06.2021. Therefore, the notices issued under section 148 of the Act under old regime between 01.04.2021 and 30.06.2021 as per TOLA, will be a valid notice if the notice under section 148 of the Act under new regime is issued within the period of 'surviving time' as per the directions issued by Hon'ble Apex Court in case of Rajeev Bansal (supra). For the Assessment Years 2016-

2017 and 2017-2018 are concerned, the notice issued under section 148 of the Act under old regime between 01.04.2021 and 30.06.2021 under TOLA would be considered to be issued within three years from the end of the relevant assessment year as three years would complete within the period of 20.03.2020 and 30.06.2021.

67. Therefore, in facts of these petitions, following data is required to be considered to find out 'surviving time' to decide as to whether the impugned notices under section 148 of the Act issued under the new regime as per the decision of Hon'ble Apex Court in case of Ashish Agarwal (supra) would be valid notice or not in view of the decision of the Hon'ble Apex Court in case of Rajeev Bansal (supra):

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

SCA NO AY Date of No of days Date of notice under of surviving providing section 148 time information under TOLA available under till section 30.06.2021 148A(b) 6387/2023 2013-2014 17.06.2021 13 26.05.2022 5688/2023 2014-2015 09.06.2021 21 23.05.2022 22260/2022 2016-2017 30.06.2021 1 23.05.2022 996/2023 2017-2018 30.06.2021 1 24.05.2022

SCA NO Due date Date of Date of Last date for issuance of filing reply:- order of notice under reply under section 148 as per section surviving time:-

148A(d) and notice under section 148:-

6387/2023 09.06.2022 04.06.2022 29.07.2022 22.06.2022 5688/2023 06.06.2022 - 27.07.2022 27.06.2022 22260/2022 07.06.2022 06.07.2022 30.07.2022 14.06.2022 996/2023 11.06.2022 10.06.2022 19.07.2022 18.06.2022

68. It is apparent from the above details that impugned notice under section 148 of the Act is issued beyond the period of 'surviving time' as per the direction of Hon'ble Apex Court in case of Rajeev Bansal (supra)and therefore, such notices would be invalid notices.

69.The impugned notices issued under section 148 of the Act are accordingly quashed and set aside being invalid having been issued beyond the 'surviving time'. Accordingly, impugned orders passed under section 148A(d) of the Act would also not survive and are accordingly, quashed and set aside. Subsequent proceedings, if any, undertaken by the respondent

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

would not survive and are also quashed and set aside.

70. Rule is made absolute to the aforesaid extent. No order as to costs."

7. In the facts of the case, the respondent

Assessing Officer has provided information

pursuant to the directions issued by the

Hon'ble Apex Court in case of Ashish Agarwal

(supra) on 25.05.2022 and therefore,

considering 15 days' time to file reply by

the assessee, the due date would be

19.07.2022. The petitioner filed reply on

07.06.2022. The order under section 148A(d)

of the Act as well as notice under section

148 of the Act was issued on 20.07.2022.

However, considering the period of limitation

from the date of issuance of notice under

section 148 read with TOLA upto 30.06.2021,

the limitation for issuance of notice under

section 148 of the Act applying the decision

of Hon'ble Apex Court in case of Ashish

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

Agarwal (supra) as well as Rajeev Bansal

(supra), would be 19.07.2022.

8. Learned Senior Standing Counsel Mr. Aman Mir

has verified the above dates and could not

controvert the same.

9. In view of above, the impugned notice dated

20.07.2022 issued under section 148 of the

Act would be invalid notice as the said

notice is issued after 19.07.2022 as per the

decision of Hon'ble Apex Court in case of

Ashish Agarwal (supra). Therefore, the

impugned notice having been issued beyond the

'surviving time' would be invalid notice as

held by the Hon'ble Apex Court in case of

Rajeev Bansal (supra) in the following

paragraph no. 114 (g) and (h) of the

judgment:

"114. In view of the above discussion, we conclude that:

xxx

(g) The time during which the show-cause notices were deemed to be stayed is from the

NEUTRAL CITATION

C/SCA/22658/2022 ORDER DATED: 08/12/2025

undefined

date of issuance of the deemed notice between April 1, 2021 and June 30, 2021 till the supply of relevant information and material by the Assessing Officers to the assessees in terms of the directions issued by this court in Union of India v. Ashish Agarwal [(2022) 444 ITR 1 (SC); (2023) 1 SCC

617.] , and the period of two weeks allowed to the assessees to respond to the show-

cause notices; and

(h) The Assessing Officers were required to issue the reassessment notice under section 148 of the new regime within the time limit surviving under the Income-tax Act read with the Taxation and other Laws (Relaxation and Amendment of Certain Provisions) Act, 2020. All notices issued beyond the surviving period are time barred and liable to be set aside."

10. In view of foregoing reasons, impugned notice

dated 20.07.2022 is hereby quashed and set

aside and all consequential proceedings are

also quashed and set aside.

(A. S. SUPEHIA, J)

(PRANAV TRIVEDI,J) SAJ GEORGE/DB/5

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter