Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Geeta Agarwal Wife Of Shri ... vs Income Tax Officer
2022 Latest Caselaw 6541 Raj/2

Citation : 2022 Latest Caselaw 6541 Raj/2
Judgement Date : 11 October, 2022

Rajasthan High Court
Geeta Agarwal Wife Of Shri ... vs Income Tax Officer on 11 October, 2022
Bench: Manindra Mohan Shrivastava, Vinod Kumar Bharwani
          HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      BENCH AT JAIPUR

                  D.B. Civil Writ Petition No. 14794/2022
     Geeta Agarwal Wife Of Shri Navratan Agarwal
                                                                        ----Petitioner
                                        Versus
     Income Tax Officer & Ors.
                                                                     ----Respondents

For Petitioner(s) : Mr. Siddharth Ranka, Advocate with Mr. Muzaffar Iqbal, Advocate, Mr. Rohan Chatter, Advocate, Mr. Saurav Harsh, Advocate & Ms. Apeksha Bapna, Advocate For Respondents : Mr. Anuroop Singhi, Advocate with No.1 & 2 Mr. N.S. Bhati, Advocate

HON'BLE THE ACTING CHIEF JUSTICE MR. MANINDRA MOHAN SHRIVASTAVA HON'BLE MR. JUSTICE VINOD KUMAR BHARWANI Order 11/10/2022

Heard on application for stay.

Advance copy of petition has already been supplied to Mr.

Anuroop Singhi, Advocate who appears and takes notice for

Respondents No.1 & 2. One extra set of petition with annexures

shall also be supplied to him by tomorrow.

Issue notice to Respondent No.3 on payment of P.F. within

three days, returnable within two weeks.

Learned counsel for the petitioner pressed his application

for interim relief by submitting that in similar cases of the

relevant assessment year 2016-2017 where the income, which

is alleged to have escaped assessment, is less than Rs.50 lacs,

this Court has protected those petitioners by interim order,

therefore, she may also be protected.

Learned counsel appearing for Respondent No.1 & 2,

however, opposes the prayer and submits that on the aspect of

stay, he may be heard. Therefore, though in number of cases

(2 of 10) [CW-14794/2022]

interim orders have been passed by us, we have allowed both

the parties to make their detailed submissions on the application

for stay.

Learned counsel for the petitioner would argue that in the

present case, notice under Section 148 of the Income Tax Act,

1961 (hereinafter referred to as 'the Act') was initially issued on

19.04.2021 without drawing any proceedings under Section

148A of the Act. Subsequently, in view of the order dated

04.05.2022 passed by the Hon'ble Supreme Court in the case of

Union of India & Others Vs. Ashish Agarwal (Civil Appeal

No. 3005/2022 and batch of appeals), the notice was

treated as one under Section 148-A of the Act and the

proceedings culminated in passing of an order under Section

148A(d) of the Act on 26.07.2022 and simultaneously notice

under Section 148 of the Act has been issued against the

petitioner. According to the learned counsel for the petitioner,

this notice under Section 148 of the Act issued under the new

regime of law, post amendment with effect from 01.04.2021 is

barred by law. Referring to the provisions contained in Section

149, sub-section 1(a) of the Act, he would submit that after

01.04.2021, proceedings under Section 148 of the Act are

barred, if three years have elapsed from the end of the relevant

assessment year, unless the case falls under Clause (b) of sub-

section (1) of Section 149 of the Act.

It is contended that as in the present case, the income,

which is alleged to have escaped assessment, is far below Rs.50

lacs i.e., Rs.8 lacs, the bar under clause (a), sub-section (1) of

Section 149 of the Act would come into play and the notice

under Section 148 of the Act which has been issued on

(3 of 10) [CW-14794/2022]

26.07.2022 pertaining to relevant assessment year 2016-2017,

is apparently barred by law.

Per contra, learned counsel appearing for the revenue

would argue that the provision contained in Section 149, sub-

section 1(a) of the Act would not be attracted in the present

case to create a bar against initiation of proceedings under

Section 148 of the Act because under the pre-existing

provisions, as it stood prior to 01.04.2021, notice under Section

148 of the Act could be issued as six years had not elapsed. He

would contend that in the present case, the notice under

Section 148 of the Act was initially issued on 19.04.2021, which

was deemed as notice under Section 148A of the Act under the

directions of the Hon'ble Supreme Court in the case of Union of

India & Others Vs. Ashish Agarwal (supra). Proceedings

under Section 148A of the Act, having been brought to its

logical conclusion by passing an order under Section 148A(d) of

the Act on 26.07.2022, only thereafter, notice under Section

148 of the Act has been issued, therefore, the same would

relate back to the notice under Section 148 of the Act, which

was earlier issued on 19.04.2021. His next submission is that

the extension of the period of limitation prescribed under

Section 149 of the Act for initiation of reassessment proceedings

by way of notices under Section 148 of the Act from time to

time, by issuance of notifications on 31.03.2021 and

27.04.2021, under The Taxation and Other Laws (Relaxation

and Amendment of Certain Provisions) Act, 2020, brings the

initiation of proceedings under Section 148 of the Act within the

period of limitation even under the newly amended Section 149

of the Act. Therefore, in any case, the issuance of notice under

(4 of 10) [CW-14794/2022]

Section 148 of the Act is within the period of limitation

prescribed under the old Act and if the proceedings could be

initiated under the old Act, the bar under Section 149, sub-

section 1(b) of the Act would not come in the way and even if

three years have elapsed since the relevant assessment year, as

provided under the amended Section 149 of the Act, the

proceedings would continue. In support of his submissions, he

would rely upon the order passed by the hon'ble Supreme Court

in the case of Union of India & Others Vs. Ashish Agarwal

(supra) and orders passed by the various High Courts.

Learned counsel relied upon order dated 09.09.2022

passed by High Court of Delhi at New Delhi in the case of

Touchstone Holdings Pvt. Ltd. Versus Income Tax Officer,

Delhi and Others (WPC 3102/2022), order dated

27.09.2022 passed by High Court of Orissa : Cuttack in

the case of Stewart Science College & Anr. Versus Income

Tax Officer & Ors., order dated 02.09.2022 passed by the

High Court of Madhya Pradesh At Indore in the case of

Sylph Technologies Limited Versus The Principal Chief

Commissioner of Income Tax & Anr., order dated

02.06.2022 passed by the High Court of Punjab and

Haryana At Chandigarh in the case of Anshul Jain Versus

Principal Commissioner of Income Tax and Anr. and order

dated 02.06.2022 passed by the High Court of Punjab and

Haryana At Chandigarh in the case of Gian Castings

Private Limited Versus Central Board of Direct Taxes and

Others.

He would further submit that the order of the Punjab and

Haryana High Court in the case of Anshul Jain Versus

(5 of 10) [CW-14794/2022]

Principal Commissioner of Income Tax and Anr. (supra)

was assailed in S.L.P. and the same was also dismissed by the

Hon'ble Supreme Court.

We have heard learned counsel for the parties on the issue

of stay.

Though this Court on earlier occasion has passed interim

orders in number of cases pertaining to relevant assessment

year 2016-2017 where the income alleged to have escaped

assessment was less than Rs.50 lacs, as the learned counsel for

the revenue has opposed the prayer for stay today on various

submissions, noted as above, we have given our anxious

considerations to the submissions made by learned counsel for

Respondents No.1 & 2 as also by learned counsel for the

petitioner.

On prima facie considerations, we find that in the present

case initially a notice under Section 148 of the Act was issued

on 19.04.2021 by the respondents. However, later on when

challenge was laid to such initiation of proceedings under

Section 148 of the Act issued after 01.04.2021, without

complying with the requirements of the Section 148A of the Act,

matter was taken up to Hon'ble Supreme Court and the Hon'ble

Supreme Court decided the issue in the case of Union of India

& Others Vs. Ashish Agarwal (supra). Their Lordships in the

Hon'ble Supreme Court directed that all the notices issued under

Section 148 of the Act after 01.04.2021 shall be deemed to

have been issued under Section 148A of the Act as substituted

by the Finance Act, 2021 and be construed to intend to show

cause notices in terms of Section 148A(b) of the Act. Hon'ble

Supreme Court further directed that the Assessing Officer shall,

(6 of 10) [CW-14794/2022]

within 30 days from the date of the order, provide to the

respective assessee, information and material relied upon by the

revenue, so that the assessee can reply to the show cause

notice within two weeks thereafter. It was further provided that

the conduct of any inquiry, if required, with the prior approval of

specific authority under Section 148A(b) is dispensed with as a

one time measure vis-à-vis those notices which have been

issued under Section 148 of the unamended Act from

01.04.2021 till the date of the passing of the order, including

those which have been passed by the High Courts. It was

further observed that holding any inquiry with the prior approval

of specific authority is not mandatory, but it is for the concerned

Assessing Officers to hold any inquiry, if required. It was further

directed that the Assessing Officer shall thereafter pass orders

in terms of Section 148A(d) in respect of each of the concerned

assessee and thereafter after following the procedure as

required under Section 148A of the Act may issue notices under

Section 148 of the Act (as substituted).

Importantly, it was made clear that all the grounds which

may be available to the assessee including those available under

Section 149 of the Act and all rights and contentions which may

be available to the concerned assessee and revenue under the

Finance Act, 2021 and in law, shall continue.

The notice under Section 148 of the Act which was initially

issued to the petitioner on 19.04.2021 was, therefore, required

to be treated and has been treated, as notice under Section

148(A)(b) of the Act, as directed by the Hon'ble Supreme Court

in the case of Union of India & Others Vs. Ashish Agarwal

(supra). Those proceedings culminated in order under Section

(7 of 10) [CW-14794/2022]

148(A)(d) of the Act passed on 26.07.2022. Simultaneously, a

notice under Section 148 of the new Act has now been issued to

the petitioner which has been assailed in this writ petition.

Apparently, the notice under Section 148 of the Act which

was issued earlier on 19.04.2021, under the directions of the

Hon'ble Supreme Court, is deemed to be notice under Section

148A of the Act and therefore, the contention of learned counsel

for the revenue that it should be treated as notice under Section

148 of the Act and not under Section 148A of the Act cannot be

accepted on the face of it being in the teeth of order in Union

of India & Others Vs. Ashish Agarwal (supra). Notice under

Section 148 of the Act, admittedly has been issued only on

26.07.2022, after culmination of proceedings under Section

148A of the Act. Therefore, the legality and validity of the notice

under Section 148 of the Act needs to be judged on the basis of

the law, which was in force on the date when the notice was

issued i.e., on 26.07.2022.

After amendment vide Finance Act, 2021 with effect from

01.04.2021, amended Section 149 of the Act provides for the

time limit within which the proceedings under Section 148 of the

Act could be initiated. Clause (a) of sub-section 149 of the Act

provides that no notice under Section 148 of the Act shall be

issued for the relevant assessment year if three years have

elapsed from the end of the relevant assessment year, unless

the case falls under clause-(b).

We need not go in further detail as to the requirements of

clause-(b) because in this present case, admittedly, the amount

involved is only Rs. 8 lacs which is less than Rs. 50 lacs.

(8 of 10) [CW-14794/2022]

On prima facie consideration, there is nothing in Section

149 of the Act or in any other provisions of the Act after the

Finance Act amendment with effect from 01.04.2021 which

empowers and authorises the Assessing Authority to reopen

assessment under Section 148 of the Act on the ground that

such reopening was permissible under the repelled provisions as

they stood prior to 01.04.2021. On the face of the provision, it

is clear that if three years have elapsed from the end of the

relevant assessment year, unless the case falls under the

clause-(b) i.e., the alleged income involved exceeds Rs.50 lacs,

notice under Section 148 of the Act could not be issued. This

essentially is a matter of jurisdiction.

There is no quarrel with the legal position existing and in

force prior to 01.04.2021 that under the unamended provisions

contained in Section 149, sub-section (1)(b) of the Act,

proceedings under Section 148 of the Act could be initiated by

issuance of notice even if four years had elapsed but not more

than six years elapsed from the end of the relevant assessment

year in cases where the income chargeable to tax which has

escaped assessment amounts to or is likely to amount to

Rupees One lac or more for that year. However the unamended

provisions allowed the authority to reopen assessment by

issuing notice under Section 148 of the Act under the pre-

amended scheme only.

Once the provision itself has been amended and newly

amended provision contained in Section 149, sub-section 1(a),

of the Act bars reopening under Section 148 of the Act if three

years have elapsed from the end of the relevant assessment

year unless the case falls under the clause-(b), issuance of

(9 of 10) [CW-14794/2022]

notice under Section 148 of the Act would be against the

provisions of law. The argument that since pre amended

provision contained in Section 149 of the Act, permitted the

authorities to reopen and issue notice under Section 148 of the

Act, therefore, even after amendment of provisions of Section

149 of the Act, repealed provisions could be taken recourse to

and in that case, provisions of Clause (a) sub-section (1) of

Section 149 of the Act would not apply, prima facie appears to

be against the legislative intention. In respect of income below

Rs.50 lacs which is alleged to have escaped assessment, the

new legislative regime is that notice under Section 149 of the

Act shall not be issued if there is a bar as engrafled under

Clause (a) thereof. It is only when the amount exceeds Rs.50

lacs, the provisions of Clause (b) stand attracted, subject to the

limitation prescribed therein.

The contention of learned counsel for the Respondents

No.1 & 2 that the Hon'ble Supreme Court has dealt with the

issue, also cannot be accepted. The argument that the Hon'ble

Supreme Court has allowed that the reassessment proceedings

should be continued by treating notices under Section 148 of

the Act as notices under Section 148(A) of the Act, does not

come to the aid of the respondents because even if the period of

limitation has been extended from time to time by issuance of

notifications extending time line as provided under Section 149

of the Act, in any case, present is a case where notice under

Section 148 of the Act has been issued only on 26.07.2022,

therefore, the source of authority would be Section 148 of the

Act subject to the bar under Section 149 of the Act as is existed

(10 of 10) [CW-14794/2022]

on the day when the notice was issued. Source of authority

could not be traced to pre existing provision which was no

longer in force and available when notice under Section 148 of

the Act was issued on 26.07.2022.

Reliance placed on judgments of various High Courts, at

this stage, we find to be distinguishable because none of those

are cases where the income alleged to have escaped

assessment was found to be less than Rs.50 lacs. The final

order and the interim orders in certain cases have been passed

on the facts and circumstances and the applicability of the

provisions of Section 148 and 149 of the Act to those peculiar

facts and circumstances.

In view of the above considerations, we find no reason to

depart from the orders which have been passed in other cases

protecting assessee against the further proceedings where it

pertains to relevant assessment year of 2016-2017 and the

income alleged to have escaped assessment is found to be less

than Rs.50 lacs. Accordingly, further proceedings pursuant to

impugned notice dated 26.07.2022 under Section 148 of the

Act, shall remain stayed till the final disposal of this writ

petition.

List this case after service of Respondent No.3 is complete.

Learned counsel for the revenue would be at liberty to

apply for final disposal at an early stage once the service and

pleadings are complete and reply is filed.

(VINOD KUMAR BHARWANI),J (MANINDRA MOHAN SHRIVASTAVA),ACTING CJ

Mohita /3

Powered by TCPDF (www.tcpdf.org)

 
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