Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maa Samaleswari Educational And vs Assessing Officer
2023 Latest Caselaw 1133 Ori

Citation : 2023 Latest Caselaw 1133 Ori
Judgement Date : 2 February, 2023

Orissa High Court
Maa Samaleswari Educational And vs Assessing Officer on 2 February, 2023
                    IN THE HIGH COURT OF ORISSA AT CUTTACK
                                     W.P.(C) No.28664 of 2022
             Maa Samaleswari Educational and ....               Petitioner
             Welfare Trust
                                        Mr. Sidhartha Ray, Sr. Advocate

                                           -versus-

             Assessing Officer, Assessment Unit, ....          Opposite Parties
             Income Tax Department, New Delhi
                          Mr. Radhesheyam Chimanka, Sr. Standing Counsel
                                with Mr. Avinash Kedia, Jr. Standing Counsel


                         CORAM:
                         THE CHIEF JUSTICE
                         JUSTICE M. S. RAMAN

                                          ORDER

02.02.2023 Order No. Dr. S. Muralidhar, CJ.

02. 1. On 1st November, 2022, the following order was passed in the present petition:

"One of the contentions raised by the learned counsel for the Petitioner is that the mandatory requirement of passing a draft order under Section 144B of the Income Tax Act, 1961 has not been complied with in the present case.

2. Issue notice. Mr. Radheshyam Chimanka, learned Senior Standing Counsel accepts notice on behalf of the Opposite Party and prays for time to seek instructions in the matter. Learned counsel for the Petitioner shall serve extra copy of the writ petition as well as I.A. on him within three days.

3. List on 2nd February, 2023. Till then, no coercive action shall be taken against the Petitioner.

4. Issue urgent certified copy of this order as per rules"

2. Till date, no reply has been filed by the Department. Therefore, no denial of the fact that no draft assessment order as required under Section 144B of the Income Tax Act, 1961 (IT Act) has been issued to the Assessee in the present case. It must be noticed here that the assessment order dated 26th September, 2022, challenged in the present petition, has been passed for Assessment Year 2020-21 and it has resulted in the consequential demand notice (Annexure-1/A).

3. The show cause notice issued on 2nd September, 2022 was not accompanied by the draft assessment order as mandated under Section 144B(xiv) of the IT Act.

4. The issue is no longer res integra as far this Court is concerned. In several judgments it has been held that the above provision which was inserted with effect from 1st April, 2021 has to be mandatorily complied with. A sampling of such orders includes the order dated 1st October, 2021 of this Court in W.P.(C) No.29279 of 2021 (Sribasta Kumar Swain v. Union of India), the orders dated 11th July, 2022 and 27th October, 2022 of this Court in W.P.(C) No.14008 of 2022 (Kshamta Foundation, Sundargarh v. Income Tax Officer, National Faceless Assessment Centre, New Delhi), the judgment of the Gujarat High Court in R/Special Civil Application No.7370 of 2021 (Enviro Control Private Limited v. National E.Assessment Centre) and the judgment dated 30th September, 2022

of the Madras High Court in W.P.(C) No.16373 of 2022 (P.T. Lee Chengalvaraya Naicker Trust, Chennai v. Income Tax Officer).

5. In that view of the matter, the impugned assessment order and the consequential demand notice (Annexures-1 and 1/A) are hereby quashed. This will, however, not prevent the Department from proceeding afresh in accordance with law hereafter.

6. The writ petition is disposed of in the above terms.

(Dr. S. Muralidhar) Chief Justice

(M. S. Raman) Judge MRS/Laxmikant

 
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