Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Janaki Aenuga vs The Income Tax Officer
2024 Latest Caselaw 531 Kant

Citation : 2024 Latest Caselaw 531 Kant
Judgement Date : 8 January, 2024

Karnataka High Court

Smt Janaki Aenuga vs The Income Tax Officer on 8 January, 2024

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                             -1-
                                                          NC: 2024:KHC:1046
                                                      WP No. 24076 of 2023




                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 8TH DAY OF JANUARY, 2024

                                          BEFORE
                    THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                         WRIT PETITION NO.24076 OF 2023 (T-IT)
            BETWEEN:
            SMT JANAKI AENUGA
            AGED ABOUT 62 YEARS
            D/O LATE M MUNISWAMY NAIDU
            NO.19, J P NAGAR 6TH PHASE
            JAYAPRAKASH NAAR S.O.
            BANGALORE-560 078

            PREVIOUSLY AT
            SMT JANAKI AENUGA
            NO.30, 1ST CROSS, 2ND MAIN ROAD
            BANAGIRI NAGARA, BSK 3RD STAGE
            BANGALORE-560085

            AND
            SMT JANAKI AENUGA
            164, 37TH CROSS, 9TH MAIN, 5TH BLOCK
            JAYANAGAR
            BANGALORE-560 041.
                                                                ...PETITIONER
Digitally   (BY SRI. RAVI SHANKAR S V., ADVOCATE)
signed by
VANDANA S
Location:   AND:
HIGH
COURT OF
KARNATAKA   1.     THE INCOME TAX OFFICER
                   WARD NO.7(2)(5), BMTC BUILDING
                   BANGALORE-560 095.

            2.     NATIONAL FACELESS ASSESSMENT CENTRE
                   REPRESENTED BY ADDITIONAL / JOINT / DEPUTY / ASSISTANT
                   COMMISSIONER OF INCOME TAX / INCOME TAX OFFICER
                   INCOME TAX DEPARTMENT
                   MINISTRY OF FINANCE
                   ROOM NO.401, 2ND FLOOR, E-RAMP
                   JAWAHARLAL NEHRU STADIUM
                   DELHI-110 003.
                                   -2-
                                                   NC: 2024:KHC:1046
                                              WP No. 24076 of 2023




3.   THE PRINCIPAL CHIEF COMMISSIONER OF INCOME TAX
     THE OFFICE OF THE PRINCIPAL CHIEF
     COMMISSIONER OF INCOME TAX
     C R BUILDING, QUEENS ROAD
     BANGALORE-560 001.
                                              ...RESPONDENTS
(BY SRI.M.DILIP, ADVOCATE)

      THIS W.P IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE UNSIGNED NOTICE
UNDER SECTION 148A(b) OF THE ACT DATED 21/03/2022 BEARING DIN
NO.ITBA/AST/F/148A(SCN)/2021-22/1041170453(1) ISSUED BY THE R1
FOR THE ASSESSMENT YEAR 2015-16 HEREIN MARKED AS ANNEXURE-
A.

    THIS PETITION, COMING ON FOR ORDERS, THIS DAY, THE
COURT MADE THE FOLLOWING:

                               ORDER

In this petition, petitioner has sought for the following reliefs:

i) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the unsigned notice under Section 148A(b) of the Act dated 21/03/2022 bearing DIN No.ITBA/AST/F/148A(SCN)/2021-22/1041170453(1), issued by the Respondent No.1 for the assessment year 2015-16 herein marked as Annexure-A.

ii) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the order under section 148A(d) of the Act dated 30/03/2022 bearing DIN No. ITBA/AST/F/148A/2021-22/1042096895(1), issued by the Respondent No.1 for the assessment year 2015-16 herein marked as Annexure-A1.

iii) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the notice under

NC: 2024:KHC:1046

Section 148 of the Act, dated 30/03/2022 bearing DIN No. ITBA/AST/S/148_1/2021-22/1042103098(1), issued by the Respondent No.1 for the assessment year 2015-16 herein marked as Annexure-A2.

iv) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the order passed u/s 147 r.w.s 144 of the Act dated 10/03/2022 bearing DIN No. ITBA/AST/S/147/2022-23/1050591192(1), issued by the Respondent No.2 for the assessment year 2015-16 herein marked as Annexure-A3.

v) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the penalty order u/s 271F of the Act dated 30/08/2023 bearing DIN No. ITBA/PNL/F/271F/2023-24/1055602356(1), issued by the Respondent No.2 for the assessment year 2015-16 herein marked as Annexure-A4.

vi) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the penalty order u/s 271(1)(c) of the Act dated 04/09/2023 bearing DIN No.ITBA/PNL/F/271(1)(c)/2023-24/1055897499(1), issued by the Respondent No.2 for the assessment year 2015-16 herein marked as Annexure-A5.

vii) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the penalty order dated 18/09/2023 issued u/s 271(1)(b) of the Act bearing DIN No. ITBA/PNL/F/271(1)(b)/2022-23/1050591328(1), issued by the Respondent No.2 for the assessment year 2015-16 herein marked as Annexure-A6.

NC: 2024:KHC:1046

viii) And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity."

2. Heard learned counsel for the petitioner and learned

counsel for the respondents and perused the material on record.

3. In addition to reiterating the various contentions urged

in the memorandum of petition and referring to the material on

record, learned counsel for the petitioner invites my attention to the

impugned Notice dated 21.03.2022 issued under Section 148A(b)

of the Income Tax Act (for short, 'IT Act') in order to point out that

the said notice issued by respondent No.1 to the petitioner for the

Assessment Year 2015-16 is an unsigned notice and is illegal,

invalid and inoperative and no proceedings pursuant thereto could

have been taken by the respondents and the same deserve to be

quashed.

4. It is also submitted that the said impugned notice dated

21.03.2022 calling upon the petitioner to submit his response /

reply within a period of six days, is contrary to the prescribed period

of seven days as contemplated under Section 148A(b) of the IT Act

and as such, the said notice as well as all subsequent proceedings

including re-assessment order issued under Section 148A(d),

NC: 2024:KHC:1046

notices, etc., deserve to be quashed. It is submitted that despite

the aforesaid facts and circumstances, respondent No.2 proceeded

to pass the impugned re-assessment order, which deserved to be

quashed.

5. Per contra, learned counsel for the respondents would

support the impugned order, notices, etc., and submit that there is

no merit in the petition and the same is liable to be dismissed.

6. Learned counsel for the petitioner is correct in his

submissions that the impugned notice dated 21.03.2022 having not

been digitally / physically signed, the same is illegal, invalid and

inoperative as held by this Court in the case of Begur Sinappa

Venkatesh Vs. The Income Tax Officer and another -

W.P.No.20807/2023, wherein it is held as under:

"The petitioner has impugned the notice dated 17.03.2022 [Annexure-A] issued by the first respondent under Section 148A(b) of the Income Tax Act, 1961 [for short, the 'IT Act'], the subsequent adjudication order dated 30.03.2022 under Section 148A(d) of the IT Act [Annexure-A1], the notice dated 31.03.2022 under Section 148 of the IT Act [Annexure- A2], the assessment order dated 24.02.2023 under Section 147 read with Section 144 of the IT Act [Annexure-A3] and

NC: 2024:KHC:1046

the consequential penalty orders and demand notices dated 24.08.2023 and 07.07.2023 [Annexures-A4, A5 and A6].

2. The petitioner's primary grievance is with the notice under Section 148A(b) of the IT Act and based on this grievance, it is contended that all further proceedings must fail. Sri Ravishankar S V, the learned counsel for the petitioner, canvasses that the first respondent has caused the aforesaid notice under Section 148A(b) of the IT Act without digital signature and in view of the decision of the High Court of Bombay in Prakash Krishnavtar Bhardwaj vs. Income Tax Officer, reported in [2023] 451 ITR 27 [Bombay], all further proceedings must fail.

3. Sri Ravishankar S V, also submits that during the financial year relevant to the assessment year 2015-16, the petitioner was employed with M/s Varshitha Enterprises, Kunigal; that the proprietor of this enterprise was not keeping good health and therefore had issued necessary mandate to the petitioner to operate the concern's bank account maintained with the Indian Overseas Bank; that the petitioner, bona fide and not intending to disturb the proprietor who was not keeping good health, credited the cash received from the sale of currency to recharge mobiles and utilized the deposits to disburse the same to the Telecom operator, M/s Idea Cellular.

4. Sri Ravishankar S V further submits that the details of these cash deposits and the disbursement to M/s Idea Cellular are reflected in the Income-tax returns filed on behalf of the proprietary concern in PAN AJGPV 3120P; that during the subsequent assessment year, the petitioner commenced his own business under the name and style 'M/s

NC: 2024:KHC:1046

Gagan Enterprises' selling currency for mobile recharge; that the cash deposits even during this subsequent assessment year is treated as business income; the petitioner's income is determined at the rate of 3% of the gross turn over; that the petitioner would not be liable for any income tax for the relevant assessment year and even otherwise if cash deposits are treated as gross business turn over, the petitioner's liability will be below Rs.3,00,000/- at the rate of 3% and hence, the first respondent cannot assume jurisdiction to initiate proceedings.

5. Sri Ravishankar S V, relying upon the aforesaid circumstances, submits that for these reasons and in view of the indisputable fact that the notice under Section 148A(b) is not digitally signed, the proceedings must fail. Sri M. Dilip submits that he cannot contest the assertion that 148A(b) notice is not digitally signed especially when the adjudication order under Section 148A(d) and the subsequent proceedings are digitally signed or that in very similar circumstances, the High Court of Bombay in Prakash Krishnavtar Bharadwaj vs. Income Tax Officer supra has held that because the notice is not signed either digitally or manually, the same would be invalid and because such notice is invalid, no jurisdiction would vest with the first respondent to continue the proceedings pursuant to such notice.

6. However, Sri M.Dilip, submits that the authorities must be reserved with liberty to issue fresh notice if it could be permissible given the provisions of Section 149 of the IT Act. In rejoinder, Sri Ravishankar S V, submits that in the event the writ petition is being disposed of on this limited ground, this Court may observe that any further proceedings shall be

NC: 2024:KHC:1046

initiated in the light of the defence that is canvassed in this petition.

7. The rival submissions are considered and this Court must opine that with the authorities being unable to dispute that the notice under Section 148A(b) of the IT Act is not either digitally or manually signed and with the proposition enunciated by the High Court of Bombay in the aforesaid decision being applicable on all fours to this case, the petition must be disposed of on the ground that the first respondent could not have continued the proceedings based on 148A(b) notice dated 17.03.2022. However, the authorities must be reserved with liberty, subject to all just exceptions in law, to initiate further proceedings. Hence, the following ORDER

The petition is allowed and the impugned notice dated 17.03.2022 issued by the first respondent under Section 148A(b) of the Income Tax Act, 1961 [Annexure-A], the subsequent adjudication order dated 30.03.2022 under Section 148A(d) [Annexure-A1] of the IT Act, the notice dated 31.03.2022 under Section 148 of the IT Act [Annexure-A2], the assessment order dated 24.02.2023 under Section 147 read with Section 144 of the IT Act [Annexure-A3] and the consequential penalty orders and demand notices dated 24.08.2023 and 07.07.2023 [Annexures-A4, A5 and A6] are quashed."

7. As can be seen from the order, this Court has come to

the categorical conclusion that the notice under Section 148A(b) of

NC: 2024:KHC:1046

the IT Act, is not signed either physically or digitally and the same

is illegal, invalid and inoperative and further proceedings pursuant

thereto including the order under Section 148A(d) of the IT Act,

penalty notices, orders, etc., deserve to the quashed.

8. So also, having regard to the minimum period of seven

days prescribed under Section 148A(b) of the IT Act as held by the

High Court of Bombay in the case of Mukesh J. Ruparel Vs.

Income Tax Officer, Ward 27(2)(1) - W.P.No.15268/2023 dated

25.07.2023, that if notice under Section 148A(b) prescribes a

period lesser than a period of seven days as contemplated in the

said provision, the said notice would be vitiated resulting in

quashment of not only the notice but also the subsequent

assessment orders, penalty notices, orders, etc. In the aforesaid

judgment of the Bombay High Court, it is held as under:

"Petitioner is impugning a notice dated 15th March 2023 issued under Section 148A(b) of the Income Tax Act, 1961 (the Act), the order dated 31st March 2023 passed under Section 148-A(d) of the Act and notice dated 31st March 2023 issued under Section 148 of the Act.

2. Petitioner is an individual who did not file return of income for Assessment Year 2016-17 because his income was less than taxable limit.

3. Petitioner received a notice dated 15th March 2023 under Clause 148A(b) of the Act from Respondent No.1, stating that Respondent No.1 has information which

- 10 -

NC: 2024:KHC:1046

suggests that income chargeable to tax for Assessment Year 2016-17 has escaped assessment within the meaning of Section 147 of the Act. Petitioner was provided with information / enquiry on which reliance was placed in the form of annexure to the notice and Petitioner was called upon to show cause on or before 28th March 2023 as to why a notice under Section 148 of the Act should not be issued. The information which suggested that there has been an escapement of income from assessment provided details of a property that Petitioner had purchased. Petitioner was directed to provide head-wise computation of income, details of purchase of immovable property during Financial Year 2015-16 supported with copy of registered agreement with annexure II, details of payment made and source of acquisition of said immovable property.

4. Petitioner submitted an elaborate reply on 18th March 2023 and also raised certain objections. The main objection raised was that under the provision of Section 148A(b) of the Act, the assessee should be provided an opportunity of being heard by serving upon the assessee a notice to show cause within such time as may be specified in the notice being not less than seven days but not exceeding thirty days from the date on which said notice has been issued. Since the notice dated 15th March 2023 provides only for five days when the law requires minimum seven days to be given, the notice itself was bad-in-law.

5. Along with reply, Petitioner also provided a photo copy of the notarised affidavit of Petitioner's brother affirmed on 18th March 2023, in which the brother has confirmed of giving gift of Rs.75 lakhs to Petitioner on 26th March 2019, which is much beyond the relevant Assessment Year.

6. Respondent No.1 has passed the impugned order dated 31st March 2023 under Clause D of Section 148A of the Act. In the order, Respondent No.1 states that from the statement issued by HDFC Bank for the period 1st April 2018 to 31st March 2019 of the brother, it is seen that there is a credit entry of Rs.1 Crore on 19th March 2019, out of which Rs.75 lakhs has been paid to Petitioner on 26th March 2019. Respondent No.1 also states that the gift deed submitted by Petitioner from the brother has not been notarised.

7. Moreover, Respondent No.1 states that income chargeable to tax has escaped assessment without

- 11 -

NC: 2024:KHC:1046

mentioning what is the amount of income that has escaped assessment. Further, the approval under Section 151 of the Act which is annexed to the impugned order is of one Poonam Vijay Chhabria whose PAN number is also entirely different from the PAN number of Petitioner. Respondent No.1 is totally silent about the objections raised by Petitioner of minimum seven days notice required. Mr. Gandhi states that on each of these grounds not only the impugned order dated 31st March 2023 but also the notice dated 31st March 2023 itself should be quashed and set aside.

8. No reply has been filed though Petition was served more than a month ago. We have, therefore, decided to go ahead and consider the matter and dispose it since we were, prima facie, satisfied that there was merit in Petitioner's submissions.

Section 148-A(B) of the Act reads as under:-

"provide an opportunity of being heard to the assessee, by serving upon him a notice to show cause within such time, as may be specified in the notice, being not less than seven days and but not exceeding thirty days from the date on which such notice is issued, or such time, as may be extended by him on the basis of an application in this behalf, as to why a notice under section 148 should not be issued on the basis of information which suggests that income chargeable to tax has escaped assessment in his case for the relevant assessment year and results of enquiry conducted, if any, as per clause (a)."

9. The notice dated 15th March 2023 gives time only up to 20th March 2023 to show cause. We have to note that even the guidelines dated 1st August 2022 for issuing of notice under Section 148 of the Act also provide that if the result of an enquiry / information available suggests that income chargeable to tax has escaped assessment, the Assessing Officer shall provide an opportunity of being heard by assessee by issuing the show cause notice under Section 148A(b) of the Act and the notice shall provide between seven to thirty days time for the assessee to submit their reply. A template of the show cause notice is also annexed to the guidelines. Therefore, in view of the guidelines, we

- 12 -

NC: 2024:KHC:1046

would also read that the minimum seven days required to be made as a mandatory requirement and failure to comply with would render a notice itself invalid. Therefore, on this ground alone, the notice requires to be quashed and set aside. Perhaps, being aware of this position, Respondent No.1 has chosen not to deal with these objections raised by Petitioner in the reply to the show cause notice.

10. We also found in the said guidelines a provision that the order under Section 148A(d) of the Act shall be sent to assessee along with the approval of the specified authority for such order under Section 148A(d) of the Act. In the case at hand, the approval that has been sent is of some other assessee and not Petitioner. This also indicates non- application of mind by Respondent No.1. On this ground also, the order dated 31st March 2023 impugned in the Petition is required to be quashed and set aside.

11. Further, in the guidelines to which is annexed a template of the order to be passed under Section 148A(d) of the Act provides for mentioning of amount escaped based on the information and how this amount is represented in the form of assets. It also provides that the Assessing Officer will specify the quantum of income / assets / expenditure / entry which has escaped assessment. This not stated in the order under Clause D of Section 148 of the Act. On this ground also, the said order dated 31st March 2023 is required to be quashed and set aside.

12. Further, there is a factually incorrect statement made in the order that the affidavit of Petitioner's brother that was submitted was not notarised when it was factually a notarised affidavit.

13. Further, in the impugned order, it is stated that the HDFC statement / document do not substantiate the credit worthiness and genuineness of the lender of the gift, i.e., brother of Petitioner.

Mr. Gandhi states that if only Petitioner was called upon to submit, Petitioner would have submitted evidence towards credit worthiness of the brother because in the show cause notice issued, Petitioner was only directed to call upon to disclose the source from which he got money to pay for the flat.

- 13 -

NC: 2024:KHC:1046

In over view, therefore,, on this ground also, the impugned order dated 31st March 2023 is required to be quashed and set aside.

14. Accordingly, we hereby quash and set aside the notice dated 15th March 2023 issued under clause (b) of Section 148-A of the Act, the impugned order dated 31st March 2023 issued under clause (d) of Section 148A of the Act and consequent notice dated 31st March 2023 issued under Section 148 of the Act.

15. Petition disposed. There shall be no order as to costs."

9. In the instant case, it is an undisputed fact that the

Notice at Annexure - A dated 21.03.2022 is not signed either

physically or digitally but the impugned notice also prescribes a

period of six days, which is lesser than the minimum prescribed

period of seven days as contemplated under Section 148A(b) of

the IT Act. Under these circumstances, in the light of the judgment

of this Court in Begur's case and the judgment of the Bombay High

Court in Mukesh's case supra, I am of the considered opinion that

the impugned notice at Annexure - A and also consequential

proceedings, orders, notices, etc., deserves to be quashed by

reserving liberty in favour of the respondents to take recourse to

such remedies as available in law.

- 14 -

NC: 2024:KHC:1046

10. In the result, I pass the following:

ORDER

(i) The petition is hereby allowed.

(ii) The impugned unsigned Notice at Annexure - A

dated 21.03.2022, Order at Annexure - A1 dated

30.03.2022, Notice at Annexure - A2 dated 30.03.2022,

Order at Annexure A3 dated 10.03.2023, Penalty Order at

Annexure A4 dated 30.08.2023, Penalty order at Annexure -

A5 dated 04.09.2023 and Penalty order at Annexure - A6

dated 18.09.2023 are hereby quashed.

(iii) Liberty is reserved in favour of the respondents

to initiate proceedings against the petitioner subject to all just

exceptions, in accordance with law.

Sd/-

JUDGE

SV

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter