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

Akshya Infrastructure Pvt. Ltd vs The Central Board Of Direct Taxes
2022 Latest Caselaw 9830 Mad

Citation : 2022 Latest Caselaw 9830 Mad
Judgement Date : 13 June, 2022

Madras High Court
Akshya Infrastructure Pvt. Ltd vs The Central Board Of Direct Taxes on 13 June, 2022
                                                                                        WP.No.7083 of 2021


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED: 13.06.2022

                                                         CORAM

                                  THE HONOURABLE DR. JUSTICE ANITA SUMANTH

                                                   W.P.No.7083 of 2021
                                                             &
                                              WMP.Nos.7603 & 7605 of 2021


                     Akshya Infrastructure Pvt. Ltd.
                     Represented by its Authorised Signatory,
                     Mr.G.R.K.Reddy,
                     414, Bharathi Street,
                     Pondicherry,
                     Puducherry – 605 001.                            `                    ... Petitioner

                                                             Vs.
                     1.The Central Board of Direct Taxes
                       Represented by its Chairperson
                       Department of Revenue – Ministry of Finance
                       Government of India
                       New Delhi.

                     2.The Additional/Joint/Deputy/Assistant Commissioner
                       of Income Tax/Income Tax Officer,
                       National e-assessment Centre,
                       Delhi.                                                         ... Respondents
                     Prayer: Writ Petition filed under Article 226 of the Constitution of India, to
                     issue aWrit of Certiorarified Mandamus, calling for the records on the file
                     of      the    2nd   respondent   and    quash       the   impugned      order    in

                     1
https://www.mhc.tn.gov.in/judis
                                                                                            WP.No.7083 of 2021


                     ITBA/AST/S/143(3)/2020-21/1030689673(1) dated 16.02.2021 passed by
                     the 2nd respondent as illegal and consequently direct the 2nd respondent to
                     conduct the proceedings as per the Faceless Assessment Scheme, 2019 as
                     modified by the Faceless Assessment (First Assessment) Scheme, 2021.

                                               For Petitioner     : Mr.R.Sivaraman

                                               For Respondents : Mrs.Hema Muralikrishnan
                                                                 Senior Standing Counsel

                                                            ORDER

The challenge is to an order of final assessment dated 16.02.2021

passed under Section 144 (B) (xvi) (b) of the Income Tax Act, 1961 (in

short 'Act') on the ground that the same has not been preceded by a show

cause notice / draft assessment order.

2. Learned Standing Counsel for the respondents draws attention to

Notification No.S.O.3264(E) [No.61/2019 (F.No.370149/154/2019-TPL)]

dated 12.09.2019 as amended by Notification No.60 dated 13.08.2020.

Clause (5) of the scheme stipulates the procedure for framing of an

assessment as follows:-

“5. Procedure for assessment. — (1) The assessment under this Scheme shall be made as per the following procedure, namely: —

(i) the National e-Assessment Centre shall serve a notice on the assessee under sub-section (2) of section 143, specifying the issues for selection of his case for assessment;

(ii) the assessee may, within fifteen days from the date of

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

receipt of notice referred to in clause (i), file his response to the National e-assessment Centre;

(iii) where the assessee – (a) has furnished his return of income under section 139 or in response to a notice issued under subsection (1) of 142 or sub-section (1) of section 148; and a notice under sub-section (2) of section 143 has been issued by the Assessing Officer or the prescribed income-tax authority, as the case may be; or (b) has not furnished his return of income in response to a notice issued under sub- section (1) of section 142 by the Assessing Officer; or (c) has not furnished his return of income under sub-section (1) of section 148 and a notice under subsection (1) of section 142 has been issued by the Assessing Officer; the National e- Assessment Centre shall intimate the assessee that assessment in his case shall be completed under this Scheme;

(iv) the National e-assessment Centre shall assign the case selected for the purposes of e-assessment under this Scheme to a specific assessment unit in any one Regional e- assessment Centre through an automated allocation system;

(v) where a case is assigned to the assessment unit, it may make a request to the National e-assessment Centre for

(a) obtaining such further information, documents or evidence from the assessee or any other person, as it may specify; (b) conducting of certain enquiry or verification by verification unit; and (c) seeking technical assistance from the technical unit;

(vi) where a request for obtaining further information, documents or evidence from the assessee or any other person has been made by the assessment unit, the National e- assessment Centre shall issue appropriate notice or requisition to the assessee or any other person for obtaining the information, documents or evidence requisitioned by the assessment unit;

(vii) the assessee or any other person, as the case may be, shall file his response to the notice referred to in clause

(vi), within the time specified therein or such time as may be extended on the basis of an application in this regard, to the National e-Assessment Centre;

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

(viii) where a request for conducting of certain enquiry or verification by the verification unit has been made by the assessment unit, the request shall be assigned by the National e-assessment Centre to a verification unit in any one Regional e-assessment Centres through an automated allocation system;

(ix) where a request for seeking technical assistance from the technical unit has been made by the assessment unit, the request shall be assigned by the National e-assessment Centre to a technical unit in any one Regional e-assessment Centres through an automated allocation system;

(x) the National e-assessment Centre shall send the report received from the verification unit or the technical unit, based on the request referred to in clause (viii) or (ix) to the concerned assessment unit;

(xi) where the assessee fails to comply with the notice referred to in clause (vi) or notice issued under subsection (1) of section 142 or with a direction issued under sub-section (2A) of section 142, the National e-Assessment Centre shall serve upon such assessee a notice under section 144 giving him an opportunity to show-cause, on a date and time to be specified in the notice, why the assessment in his case should not be completed to the best of its judgment;

(xii) the assessee shall, within the time specified in the notice referred to in clause (xi) or such time as may be extended on the basis of an application in this regard, file his response to the National e-Assessment Centre;

(xiii) where the assessee fails to file response to the notice referred to in clause (xi) within the time specified in the notice or within the extended time, if any, the National e- Assessment Centre shall intimate such failure to the assessment unit;

(xiv) the assessment unit shall, after taking into account all the relevant material available on the record make in writing, a draft assessment order or, in a case where intimation referred to in clause (xiii) is received from the National e-Assessment Centre, make in writing, a draft assessment order to the best of its judgment, either accepting the income, or sum payable by, or sum refundable to, the

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

assessee as per his return or modifying the said income or sum, and send a copy of such order to the National e-assessment Centre;

(xv) the assessment unit shall, while making draft assessment order, provide details of the penalty proceedings to be initiated therein, if any;

(xvi) the National e-assessment Centre shall examine the draft assessment order in accordance with the risk management strategy specified by the Board, including by way of an automated examination tool, whereupon it may decide to, — (a) finalise the assessment as per the draft assessment order and serve a copy of such order and notice for initiating penalty proceedings, if any, to the assessee, alongwith the demand notice, specifying the sum payable by, or refund of any amount due to, the assessee on the basis of such assessment; or (b) provide an opportunity to the assessee, in case a modification is proposed, by serving a notice calling upon him to show cause as to why the assessment should not be completed as per the draft assessment order; or (c) assign the draft assessment order to a review unit in any one Regional e-assessment Centre, through an automated allocation system, for conducting review of such order;

(xvii) the review unit shall conduct review of the draft assessment order, referred to it by the National e-assessment Centre whereupon it may decide to, — (a) concur with the draft assessment order and intimate the National e-assessment Centre about such concurrence; or (b) suggest such modifications, as it may deem fit, to the draft assessment order and send its suggestions to the National e-assessment Centre;

(xviii) the National e-assessment Centre shall, upon receiving concurrence of the review unit, follow the procedure laid down in sub-clause (a) or sub-clause (b) of clause (xvi), as the case may be;

(xix) the National e-assessment Centre shall, upon receiving suggestions for modifications from the review unit, assign the case to an assessment unit, other than the assessment unit which has made the draft assessment order, through an automated allocation system;

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

(xx) the assessment unit shall, after considering the modifications suggested by the review unit, send the final draft assessment order to the National e-assessment Centre;

(xxi) The National e-assessment Centre shall, upon receiving final draft assessment order, follow the procedure laid down in sub-clause (a) or sub-clause (b) of clause (xvi), as the case may be;

(xxii) the assessee may, in a case where show-cause notice under sub-clause (b) of clause (xvi) has been served upon him, furnish his response to the National e-assessment Centre on or before the date and time specified in the notice or within the extended time, if any;

(xxiii) the National e-assessment Centre shall,- (a) in a case where no response to the show-cause notice is received, finalise the assessment as per the draft assessment order, as per the procedure laid down in sub-clause (a) of clause (xvi); or (b) in any other case, send the response received from the assessee to the assessment unit;

(xxiv) the assessment unit shall, after taking into account the response furnished by the assessee, make a revised draft assessment order and send it to the National e-assessment Centre;

(xxv) the National e-assessment Centre shall, upon receiving the revised draft assessment order,— (a) in case no modification prejudicial to the interest of the assessee is proposed with reference to the draft assessment order, finalise the assessment as per the procedure laid down in sub-clause

(a) of clause (xvi); or (b) in case a modification prejudicial to the interest of the assessee is proposed with reference to the draft assessment order, provide an opportunity to the assessee, by serving a notice as per the procedure laid down in sub- clause (b) of clause (xvi); (c) the response furnished by the assessee shall be dealt with as per the procedure laid down in clauses (xxii), (xxiii), and (xxiv); (xxvi) The National e- assessment Centre shall, after completion of assessment, transfer all the electronic records of the case to the Assessing Officer having jurisdiction over the said case for such action as may be required under the Act;” (2) Notwithstanding

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

anything contained in sub-paragraph (1), the Principal Chief Commissioner or the Principal Director General, in charge of National e-assessment Centre, may at any stage of the assessment, if considered necessary, transfer the case to the Assessing Officer having jurisdiction over such case, with the prior approval of the Board.” (5) in paragraph 6, for sub- paragraph (5), the following sub-paragraph shall be substituted, namely: — “(5) The National e-assessment Centre shall levy the penalty as per the said draft order of penalty and serve a copy of the same along with demand notice on the assessee or any other person, as the case may be, and thereafter transfer electronic records of the penalty proceedings to the Assessing Officer having jurisdiction over the said case for such action as may be required under the Act.” (6) in paragraph 7, after the words “appeal against an assessment”, the words “order, or penalty order” shall be inserted.

3.Clause (x)/Clause xvi state that the National e-Assessment Centre

shall examine the draft assessment order in accordance with risk

management strategy specified by the Board including by way of automated

examination tools whereupon it 'may' decide to finalize the assessment as

per the draft assessment order, serve a copy thereof upon the assessee along

with demand notice, provides an opportunity to the assessee to show cause

as to why the assessment proposed is incorrect and assign the draft

assessment order to a review unit to a regional National e-Assessment

Centre through automated allocation system.

4.In the present case, admittedly, no show cause notice/draft

assessment order has been issued prior to the passing of the impugned order

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

of assessment. This is justified by the revenue, by making reference to the

word 'may' to state that such procedure is optional. This submission is

rejected since reasonable opportunity must be afforded to the assessee prior

to finalization of the assessment by way of show cause notice / draft order

containing the proposals for assessment. The proper procedure is thus for

the respondent to have issued notice to the petitioner solicited its response

and thereafter passed an order of assessment in line with sub-clauses (xi-

xxi) of clause (5).

5. Liability is now granted to the respondents to initiate proceedings

afresh and in accordance with law. Both learned counsel concur on the

position that the proceedings will now be conducted and concluded in line

with the provisions of Section 144 (B) of the Act, within a period of twelve

(12) weeks from the date of receipt of a copy of this order..

6. This writ petition is allowed in the above terms. Connected writ

miscellaneous petitions are closed. No Costs.

13.06.2022

nst Index : Yes Speaking Order

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

To

1.The Central Board of Direct Taxes Represented by its Chairperson Department of Revenue – Ministry of Finance Government of India New Delhi.

2.The Additional/Joint/Deputy/Assistant Commissioner of Income Tax/Income Tax Officer, National e-assessment Centre, Delhi.

https://www.mhc.tn.gov.in/judis WP.No.7083 of 2021

DR.ANITA SUMANTH, J.

nst

W.P.No.7083 of 2021 & WMP.Nos.7603 & 7605 of 2021

13.06.2022

https://www.mhc.tn.gov.in/judis

 
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