Citation : 2023 Latest Caselaw 14833 Mad
Judgement Date : 24 November, 2023
W.P.No.21044 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated : 24.11.2023
CORAM
THE HONOURABLE MR.JUSTICE MOHAMMED SHAFFIQ
W.P. No.21044 of 2021
and W.M.P. Nos. 22297 and 22300 of 2021
Baashyam Constructions Pvt. Ltd.,
Rep. by its Director Mr.Yuvaraajann ...Petitioner
v.
1.Additional/ Joint/ Deputy/ Asst. Commissioner of Income Tax/
Income Tax Officer, National Faceless Assessment Circle,
Income Tax Department, Ministry of Finance,
Room No.401, 2nd Floor, E-Ramp,
Jawaharlal Nehru Stadium, Delhi-110 003.
2.Assistant Commissioner of Income Tax,
Corporate Circle, 1(2),
No.121, M.G.Road, Nungambakkam,
Chennai-600 034. ...Respondents
Prayer: Writ petition filed under Article 226 of the Constitution of
India praying to issue a writ of Certiorarified Mandamus calling for the
record of the 1st Respondent herein in impugned order
No.DIN:ITBA/AST/143(3)/2021-22/1035544833(1) dated 14.09.2021
passed by the 1st Respondent for the assessment year 2018-19 and quash the
order dated 14.09.2021passed and consequently direct the 1st Respondent to
hear the assessment proceedings in PAN No.AACCB4376P for AY 2018-19
afresh by giving opportunity to the petitioner.
For Petitioner : Mr.V.S.Jayakumar
Senior Advocate
for Ms.G.Vardini Karthik
For Respondents : Mr.D.Prabhu Mukunth Arunkumar
Standing Counsel
1/7
https://www.mhc.tn.gov.in/judis
W.P.No.21044 of 2021
ORDER
The present writ petition is filed challenging the order dated
14.09.2021 on the limited ground that the same is passed in gross violation
of principles of natural justice.
2. It is submitted by the learned counsel for the petitioner that a notice
was issued close to mid night on 10.09.2021 requiring the petitioner to
respond on 13.09.2021. It is submitted by the learned senior advocate
appearing for the petitioner that 10.09.2021 was a public holiday and the
following two days were Saturday and Sunday. On 13.09.2021 the petitioner
requested for extension of time to comply/ respond to the said notice dated
10.09.2021. However, without even dealing with the petitioner’s request for
extention of time the impugned order was passed on 14.09.2021. It was
submitted that the impugned order stands vitiated for non consideration of
the petitioner's request for adjournment/extension of time. The impugned
order is made in undue haste and the opportunity afforded was not real.
3. To the contrary, it is submitted by the learned counsel for the
Respondent that there is an effective alternative remedy and further the
notice is only a continuation of the earlier notice and there is nothing new
https://www.mhc.tn.gov.in/judis
thus the plea of violation of principles of natural justice is unjustified.
4. Heard both sides. Perused the materials on record.
5. I find that the impugned order suffers from more than one infirmity.
Once, a request for adjournment is made, though may not be an absolute
right for adjournment however the assessing officer has a duty to deal with
such request and to either accept or refuse depending on the facts of each
case. In this regard it may be relevant to refer to the following judgment:
S.K. Gupta v. CST, 1985 (1986) 61 STC 20 at page 22
6. ..... It is correct that the party had no absolute right to get an adjournment. The party, however, did have a right to have his application considered...
5.1. However, in the instant case there is non-consideration of the
request for extension of time/adjournment thereby vitiating the impugned
proceedings.
6. I also find that the impugned proceedings has been made with
undue haste. It is trite law that haste tends to arbitrariness and any
https://www.mhc.tn.gov.in/judis
proceeding which suffers from vice of arbitrariness would fall foul of Article
14 of the Constitution of India and would stand vitiated, it was held by the
Hon'ble Supreme Court in the case of East Coast Railway v. Mahadev
Appa Rao, reported in (2010) 7 SCC 678, which reads as under:
“23. Arbitrariness in the making of an order by an authority can manifest itself in different forms. Non-application of mind by the authority making the order is only one of them. Every order passed by a public authority must disclose due and proper application of mind by the person making the order. This may be evident from the order itself or the record contemporaneously maintained. Application of mind is best demonstrated by disclosure of mind by the authority making the order. And disclosure is best done by recording the reasons that led the authority to pass the order in question. Absence of reasons either in the order passed by the authority or in the record contemporaneously maintained is clearly suggestive of the order being arbitrary hence legally unsustainable.”
6.1. It may also be relevant to refer to the judgment of the Hon'ble
Supreme Court in the case of Zenith Metaplast (P) Ltd. v. State of
Maharashtra, reported in (2009) 10 SCC 388, wherein it was held as under:
“39. Anything done in undue haste can also be termed as arbitrary and cannot be condoned in law (vide M.P. Hasta Shilpa Vikas Nigam Ltd. v. Devendra Kumar Jain [(1995) 1 SCC 638 : 1995 SCC (L&S) 364 : (1995) 29 ATC 159] and Bahadursinh Lakhubhai Gohil v. Jagdishbhai M.
https://www.mhc.tn.gov.in/judis
Kamalia [(2004) 2 SCC 65 : AIR 2004 SC 1159] )."
7. The learned counsel for the Respondents would also submit that the
time spent in the writ petition ought to be excluded while reckoning the
period of limitation. The learned counsel for the petitioner would also fairly
concede to the above request. It was further submitted by the learned counsel
for the Respondent that the present impugned order may be treated as show
cause notice and the petitioner may respond to it by submitting its reply on
or before 20.12.2023.
8. I am inclined to set aside the impugned order, however it is open to
the Respondent to complete the assessment in accordance with law, after
affording the petitioner a reasonable opportunity. The writ petition stands
disposed of. No costs. Consequently, connected miscellaneous petitions are
closed.
24.11.2023
Speaking (or) Non-Speaking Order Index: Yes/No Neutral Citation: Yes/No mka
https://www.mhc.tn.gov.in/judis
To:
1.Additional/ Joint/ Deputy/ Asst. Commissioner of Income Tax/ Income Tax Officer, National Faceless Assessment Circle, Income Tax Department, Ministry of Finance, Room No.401, 2nd Floor, E-Ramp, Jawaharlal Nehru Stadium, Delhi-110 003.
2.Assistant Commissioner of Income Tax, Corporate Circle, 1(2), No.121, M.G.Road, Nungambakkam, Chennai-600 034.
https://www.mhc.tn.gov.in/judis
MOHAMMED SHAFFIQ, J.
mka
and W.M.P. Nos. 22297 and 22300 of 2021
24.11.2023
https://www.mhc.tn.gov.in/judis
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!