Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shyam Sundar Saw vs Union Of India Through The Secretary
2025 Latest Caselaw 1722 Jhar

Citation : 2025 Latest Caselaw 1722 Jhar
Judgement Date : 15 January, 2025

Jharkhand High Court

Shyam Sundar Saw vs Union Of India Through The Secretary on 15 January, 2025

Author: Deepak Roshan
Bench: Deepak Roshan
  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P. (T) No. 6583 of 2024
Shyam Sundar Saw, aged about 58 years, son of Late Janki Saw, resident
of Dhurva Singh Colony, Near Prabhatam Mall, Nagnagar, P.O.- Dhaiya,
P.S.- Barwadda & District - Dhanbad.
                                                                  ... Petitioner
                                        Versus
1. Union of India through The Secretary, Ministry of Finance, Government
    of India, Secretariat Building, North Block, P.O.- Secretariat North, P.S.-
    North venue & District - New Delhi-1 110001.
2. The Income Tax Department, through its National Faceless Assessment
    Centre, 2nd Floor, E-Ramp, Jawaharlal Nehru Stadium, P.O. Lodhi Road,
    P.S. Lodhi Colony, New Delhi- 110003 through Principal Commissioner
    of Income Tax, Dhanbad, having its office at Aaykar Bhawan, Luby
    Circular Road, P.O.- Combined Building, P.S.- Dhanbad, District -
    Dhanbad.
3. Principal Chief Commissioner of Income Tax (Bihar and Jharkhand),
    officiating at 1st Floor, Central Revenue Building, Bir Chand Patel Path,
    P.O.- G.P.O., P.S.- Kotwali & District - Patna, Bihar - 800001.
4. Deputy Commissioner of Income Tax, Circle - 1, Dhanbad officiating at
    Aayakar Bhawan, Luby Circular Road, P.O.- Combined Building, P.S.-
    Dhanbad & District - Dhanbad.
5. Assistant Commissioner of Income Tax, Circle - 1, Dhanbad officiating at
    Aayakar Bhawan, Luby Circular Road, P.O.- Combined Building, P.S.-
    Dhanbad & District - Dhanbad.
                                                              ... Respondents
                              ---------
CORAM:                 HON'BLE THE CHIEF JUSTICE
                HON'BLE MR. JUSTICE DEEPAK ROSHAN
                              ---------
For the Petitioner:           Mr. Ajit Kumar, Sr. Advocate
                              Mr. Abhishek Abhi, Advocate
                              Ms. Divya Shree, Advocate
For Resp. No.1:               Mr. Anil Kumar, Addl. S.G.I.
For Resp. Nos.2-5/ITD:        Mr. Kumar Vaibhav, Sr. S.C.
                            Mr. Anurag Vijay, Jr. S.C.
                            Mr. Om Prakash, Advocate
                            Mr. Durgesh Agarwal, Advocate
                            Mr. Srijan, Advocate
                            ---------
05/Dated: 15.01.2025
1)     Notice to the respondents. Mr. Anil Kumar, learned A.S.G.I., accepts

notice for respondent No.1 and Mr. Kumar Vaibhav, learned Sr. S.C.,

accepts notice for the respondents Nos. 2 to 5.

-1 of 4-

2) Prima facie, we are of the view that the impugned notice, Annexure-3

dt. 31.08.2024, issued under Section 148 of the Income Tax Act, 1961 by

the 4th respondent, who is the Jurisdictional Officer, is wholly without

jurisdiction having regard to Section 151-A, introduced in the Income Tax

Act, 1961 w.e.f. 01.11.2020 and the notification issued on 28.03.2022

thereunder, which specifically contemplates that there would be automated

allocation system in accordance with risk management strategy formulated

by the CBDT and it is not the case of the revenue that the 4th Respondent is

an Officer who has been so randomly allocated as per the Scheme.

3) Similar view has been taken by the Telangana High Court in a

judgment dt. 14.09.2023, rendered in CWP No. 25903 of 2023 and other

connected matters, titled as Kankanala Ravindra Reddy v. ITO [2023] 156

taxmann.com 178/295 Taxman 652 in paras 25 to 27 & 31, which read as

under:

"25. A plain reading of the aforesaid two notifications issued by the Central Board of Direct Taxes dated 28.03.2022 and 29.03.2022, it would clearly indicate that the Central Board of Direct Taxes was very clear in its mind when it framed the aforesaid two schemes with respect to the proceedings to be drawn under Section 148A, that is to have it in a faceless manner. There were two mandatory conditions which were required to be adhered to by the Department, firstly, the allocation being made through the automated allocation system in accordance with the risk management strategy formulated by the Board under Section 148 of the Act. Secondly, the reassessing has to be done in a faceless manner to the extent provided under Section 144B of the Act.

26. After the introduction of the above two schemes, it becomes mandatory for the Revenue to conduct/initiate proceedings pertaining to reassessment under Section 147, 148 & 148A of the Act in a faceless manner. Proceedings under Section 147 and Section 148 of the Act would now have to be taken as per the procedure legislated by the

-2 of 4- Parliament in respect of reopening/re-assessment i.e., proceedings under Section 148A of the Act.

27. In the present case, both the proceedings i.e., the impugned proceedings under Section 148A of the Act, as well as the consequential notices under Section 148 of the Act were issued by the local jurisdictional officer and not in the prescribed faceless manner. The order under Section 148A(d) of the Act and the notices under Section 148 of the Act are issued on 29.04.2022, i.e., after the "Faceless Jurisdiction of the Income Tax Authorities Scheme, 2022."

and the "eAssessment of Income Escaping Assessment Scheme, 2022 were introduced.

28. ......................

29. ......................

30. ......................

31. It is well settled principle of law that where the power is given to do certain things in certain way, the thing has to be done in that way alone and no any other manner which is otherwise not provided under the law"

4. The Bombay High Court in a judgment dt. 03.05.2024,

rendered in Writ Petition No. 1778 of 2023, titled as Hexaware

Technologies Ltd. v. Asstt. CIT [2024] 162 taxmann.com. 225/404

ITR 430, has also taken a similar view in paras 35 & 39, which read

as under:

"35. ..... The Scheme dated 29th March 2022 in paragraph 3 clearly provides that the issuance of notice "shall be through automated allocation" which means that the same is mandatory and is required to be followed by the Department and does not give any discretion to the Department to choose whether to follow it or not. That automated allocation is defined in paragraph 2(b) of the Scheme to mean an algorithm for randomised allocation of cases by using suitable technological tools including artificial intelligence and machine learning with a view to optimise the use of resources. Therefore, it means that the case can be allocated randomly to any officer who would then have jurisdiction to

-3 of 4- issue the notice under Section 148 of the Act. It is not the case of respondent no.1 that respondent no.1 was the random officer who had been allocated jurisdiction. 36 to 38 ............

39. With reference to the decision of the Hon'ble Calcutta High Court in Triton Overseas Private Limited (supra), the Hon'ble Calcutta High Court has passed the order without considering the Scheme dated 29th March 2022 as the said Scheme is not referred to in the order. Therefore, the said judgment cannot be treated as a precedent or relied upon to decide the jurisdiction of the Assessing Officer to issue notice under Section 148 of the Act. The Hon'ble Calcutta High Court has referred to an Office Memorandum dated 20th February 2023 being F No.370153/7/2023 TPL which has been dealt with above. Therefore, no reliance can be placed on the said Office Memorandum to justify that the JAO has jurisdiction to issue notice under Section 148 of the Act. Further the Hon'ble Telangana High Court in the case of Kankanala Ravindra Reddy v. Income Tax Officer has held that in view of the provisions of Section 151A of the Act read with the Scheme dated 29th March, 2022 the notices issued by the JAOs are invalid and bad in law. We are also of the same view."

5. Therefore, there shall be interim stay of all further proceedings

pursuant to Annexure-3 notice issued to the petitioner, until further

orders.

6. List on 02.04.2025. Reply, if any, be filed in the meanwhile.

(M.S. Ramachandra Rao, C.J.)

(Deepak Roshan, J.) Manoj/Pramanik/Cp.2

-4 of 4-

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter