Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rohit Sahani vs Union Of India And Others
2024 Latest Caselaw 19587 P&H

Citation : 2024 Latest Caselaw 19587 P&H
Judgement Date : 6 November, 2024

Punjab-Haryana High Court

Rohit Sahani vs Union Of India And Others on 6 November, 2024

Author: Sanjeev Prakash Sharma

Bench: Sanjeev Prakash Sharma

2024: PHHC:144561-DB & :
Ss ay

SS

CWP-30026-2024 -l-

IN THE HIGH COURT OF PUNJAB AND HARYANA

AT CHANDIGARH
138
CWP-30026-2024
Decided on : 06.11.2024
Rohit Sahani
... Petitioner(s)
Versus
Union of India and others
... Respondent(s)

CORAM: HON'BLE MR. JUSTICE SANJEEV PRAKASH SHARMA
HON'BLE MR. JUSTICE SANJAY VASHISTH

PRESENT: Mr. Umang Goyal, Advocate
for the petitioner(s).

Mr. Saurabh Kapoor, Sr. Standing Counsel with
Ms. Pridhi Sandhu, Jr. Standing Counsel
for the respondent(s) - revenue.

2 3 2K ok

SANJEEV PRAKASH SHARMA, J. (Oral)

1. Notice of motion.

2. Mr. Saurabh Kapoor, Sr. Standing Counsel with Ms. Pridhi Sandhu, Jr. Standing Counsel, accept notice for the respondents - revenue.

3. Both the counsel are ad idem that the issue involved in the present petition stands finally examined and concluded by this Court in CWP No.21509 of 2023 titled as Jasjit Singh vs. Union of India and others, decided on 29.07.2024, and by the Coordinate Bench in CWP No.15745 of 2024 titled as Jatinder Singh Bhangu vs. Union of India and others, decided on 19.07.2024. This Court in Jasjit Singh (supra) held as under:

"16. We are in agreement with the view taken by the Coordinate Bench and hold that such circular or instructions by the Board

could not have been issued to override statutory provisions or to

make them otiose or obsolete. Legislative enactments having

cy and rder/judgment igh Court,

authenticity of this order/judgment

=

2024:PHHC:144581-DB Bree

financial implications are required to be followed strictly and mandatorily. By exercising the powers contained in Sections 119 and 120 of the Act, 1961 as well as Section 144B (7 & 8), the authorities cannot be allowed to usurp the legal provisions to their own satisfaction and convenience causing hardship to the assessees. It also leaves confusion in the minds of the taxpayers. In the opinion of this Court, instructions and circulars can be issued only for the purpose of supplementing the statutory provisions and for their implementation.

17. In view of the aforesaid discussion, there is no occasion to distinguish or take a different view as suggested by the learned counsel for the revenue from what has already been held by the Coordinate Bench.

18. Keeping in view the law laid down by the Coordinate Bench (supra), notices issued by the JAO under Section 148 of the Act, 1961 and the proceedings initiated thereafter without conducting the faceless assessment as envisaged under Section 144B of the Act, 1961, have been found to be contrary to the provisions of the Act, 1961 and accordingly notices dated 28.02.2023, 16.03.2023, 20.03.2024 and 30.03.2023 and order dated 30.03.2023, are set aside for want of jurisdiction.

19. | The respondents-revenue would be, however, at liberty to follow the procedure as laid down under the Act, 1961 and proceed accordingly, if so advised.

20. All the writ petitions are allowed. The interim order passed

by the Court shall stand merged with the present order."

¥

2084:/PHHC:144581-DB &

CWP-30026-2024 -3- esas

4. Keeping in view above, we allow this Writ Petition in the

aforesaid terms. The observations and order passed above shall apply mutatis mutandis to the present case. Accordingly, notice issued by the Jurisdictional Assessing Officer u/s 148A(b) of the Income Tax Act, 1961, dated 24.03.2024, order issued u/s 148A(d) of the Act, dated 12.04.2024 and notice issued u/s 148 of the Act, dated 12.04.2024, as well as consequential proceedings are set aside.

5. All pending applications also stand disposed of accordingly.

(SANJEEV PRAKASH SHARMA)

JUDGE (SANJAY VASHISTH) JUDGE November 06, 2024 J.Ram

Whether speaking/reasoned: Yes/No Whether Reportable: Yes/No

cy and rder/judgment igh Court,

 
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 : MAIMS

 
 
Latestlaws Newsletter