Citation : 2024 Latest Caselaw 4 Raj
Judgement Date : 2 January, 2024
[2023:RJ-JD:45026-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Writ Petition No. 10866/2023
Chaturbhuj Gattani S/o Shriniwas Gattani, Aged About 55
Years, Ramanuj Sadan, Rajsamand (Rajasthan).
----Petitioner
Versus
1. Income -Tax Officer, Ward-1 Near B.r. Mirdha College,
Manasar Road, Nagaur Rajasthan
2. Principal Commissioner Of Income Tax, Jodhpur-1
Aaykar Bhawan, Paota C Road, Jodhpur (Rajasthan)
----Respondents
Connected With
D.B. Civil Writ Petition No. 10640/2023
Saroj Gattani W/o Shri Chatturbhuj Gattani, Aged About 51
Years, Resident Of Ramanuj Sadan, Rasamand (Rajasthan).
----Petitioner
Versus
1. Income Tax Officer, Ward-1 Near B.r. Mirdha College,
Manasar Road, Nagaur Rajasthan
2. Principal Commissioner Of Income Tax, Jodhpur-1,
Aayakar Bhawan, Paota-C Road, Jodhpur (Rajasthan)
----Respondents
For Petitioner(s) : Mr. Prateek Gattani
For Respondent(s) : Mr. K.K. Bissa, Mr. Hargovind Chanda
(Downloaded on 03/01/2024 at 08:35:37 PM)
[2023:RJ-JD:45026-DB] (2 of 26) [CW-10866/2023]
HON'BLE MR. JUSTICE VIJAY BISHNOI
HON'BLE DR. JUSTICE NUPUR BHATI
Judgment / Order
02/01/2024
(Per Hon'ble Vijay Bishnoi, J.)
Since common question is involved in both these writ
petitions, they are being decided together by this common order.
For the sake of convenience, the facts of DBCWP
No.10866/2023 are taken into consideration.
By way of these writ petitions, the petitioners have
challenged the orders dated 28.3.2023 and 29.3.2023 passed by
the respondent No.1 - the Income Tax Officer, Nagaur (for short
'the Jurisdictional Authority') under Section 148A(d) of the Income
Tax Act, 1961 (for short 'the IT Act') and the consequential notices
dated 28.3.2023 and 29.3.2023 issued by the Jurisdictional
Authority under Section 148 of the IT Act.
Brief facts of the case are that the petitioner is the proprietor
of M/s Tirumala Enterprises and engaged in trading of marbles,
stones and granite etc. The petitioner is regularly filing his income
tax return and also filed income tax return for the assessment
year 2019-20 on 29.10.2019 declaring total income of INR
3,13,390/-.
The Jurisdictional Authority issued a notice to the petitioners
dated 13.3.2023 under Section 148A(b) of the IT Act to show
cause why notice under Section 148 of the IT Act should not be
issued in view of the information available with it. Along with the
notice, an annexure has also been supplied to the petitioner,
[2023:RJ-JD:45026-DB] (3 of 26) [CW-10866/2023]
wherein information available with the respondent-department is
disclosed. Along with the annexure, a photo copy of the Insight
Portal is also attached.
In response to the above notice, the petitioner filed a
detailed reply dated 17.3.2023, wherein apart from submitting his
defence, he has prayed that before proceeding further in the
matter, he may be provided copy of the report of the DDIT/ADIT
(Inv.) and complete details and particulars of fake entities on the
basis of which it has been alleged by the respondent-department
that the petitioner has received bogus invoice from fake and bogus
entities.
The Jurisdictional Authority, after considering the reply filed
on behalf of the petitioner, has passed the order dated 28.3.2023
under Section 148A(d) of the IT Act and subsequently issued
notice dated 28.3.2023 under Section 148 of the IT Act, which are
under challenge in these writ petitions.
Learned counsel for the petitioner has argued that the
impugned order dated 28.3.2023 under Section 148A(d) of the IT
Act as well as the consequential notice dated 28.3.2023 under
Section 148 of the IT Act are in contravention of the principles of
natural justice and, therefore, it is prayed that the same may be
declared perse illegal and void. It is further argued that the
impugned order dated 28.3.2023 has been passed by the
Jurisdictional Authority without supplying complete material and
documents on which the respondent-department has relied upon
to the petitioner.
Learned counsel for the petitioners has submitted that the
Hon'ble Supreme Court in Union of India (UOI) and Ors. Vs.
[2023:RJ-JD:45026-DB] (4 of 26) [CW-10866/2023]
Ashish Agarwal, reported in 2022 (7) ADJ 319, has issued a
categorical direction in Para 8(i) that the Assessing Officer of the
respondent-department is required to submit all the information
and material to the assessee, which have been relied upon by the
Revenue so that the assessee can reply to the notice under
Section 148A(b) of the IT Act.
It is contended that with the notice dated 13.3.2023, issued
by the Jurisdictional Authority under Section 148A(b) of the IT
Act, an annexure is enclosed, wherein information available with
the Jurisdictional Authority is disclosed. It states that as per the
information available with the department, it is seen that during
the financial year 2018-19, the assessee made transaction of
bogus purchase from fake entities to the tune of Rs.79,31,854/- in
the name of M/s Tirumala Enterprises. Apart from the above
information, three other information about TDS, Statements and
Time Deposits have been also disclosed.
So far as the other three information are concerned, the
petitioner easily obtained details as it relates to the accounts of
petitioner, however, so far as transaction of bogus purchase from
fake entities is concerned, the respondent-department has not
provided any specific particulars of alleged fake entities like their
name, invoice number, address, GST registration etc. It is
submitted that the petitioner, in his reply dated 17.3.2023, has
requested for providing complete details and particulars of
alleged fake entities so that he can file a detailed response to it,
however, no such information was provided and the Jurisdictional
Authority has passed the order dated 28.3.2023.
[2023:RJ-JD:45026-DB] (5 of 26) [CW-10866/2023]
Learned counsel for the petitioner has emphasized that the
Jurisdictional Authority has placed heavy reliance on the report of
the DDIT/ADIT (Inv.) 1, Udaipur to the alleged bogus purchase
from fake entities filed by the petitioner, but copy of the same has
not been supplied to him and as such, sufficient material, on
which, the Jurisdictional Authority has relied upon, has not been
supplied to the petitioner.
Learned counsel for the petitioner has argued that the
Division Bench of this Court in the case of Micro Marbles Private
Limited Vs. Office of the Income Tax Officer (DBCWP
No.13719/2021) decided on 4.1.2023, has categorically held
that the material, on which, the assessing authority has placed
reliance to initiate proceedings under Section 148 of the IT Act, is
required to supply to the assessee. Learned counsel has also
placed reliance on the decision of Division Bench of Delhi High
Court in Charu Chains and Jewels Pvt. Ltd. Vs. Assistant
Commissioner of Income Tax, reported in (2023) 456 ITR
352 and submitted that the underlined information/material,
which has been made basis of assessment/re-assessment
proceedings, is required to be furnished to the assessee.
Learned counsel for the petitioner, therefore, submitted that
in the present case, admittedly, the material on which, the
Jurisdictional Authority has placed reliance has not been supplied
to the petitioner, therefore, the order dated 28.3.2023 passed by
the Jurisdictional Authority under Section 148A(d) and
consequential notice dated 28.3.2023 under Section 148 of the IT
Act are liable to be quashed and set aside.
[2023:RJ-JD:45026-DB] (6 of 26) [CW-10866/2023]
Per contra, learned counsel for the respondents has
vehemently opposed these writ petitions and argued that the
information, on which, the Jurisdictional Authority has placed
reliance, while issuing notice to the petitioner under Section 148
of the IT Act, has been supplied to the petitioner and after
considering the reply filed on behalf of the petitioner in response
to the said notice, the impugned order dated 28.3.2023 under
Section 148A(D) and the consequential notice dated 28.3.2023
under Section 148 of the IT Act have been passed, which are
perfectly in accordance with law.
It is also submitted by learned counsel for the respondents
that at the stage of issuing notice under Section 148A(b) of the IT
Act, limited enquiry is required to be made to ascertain existence
of information, which suggests that the income chargeable to tax
has escaped assessment and the petitioner will have the
opportunity to raise all his defence during the assessment
proceedings.
In support of the above contention, learned counsel for the
respondents has placed reliance on the decisions of the Division
Benches of this Court in Jugal Kishore Lohiya Vs. Principal
Chief Commissioner of Income Tax & Ors. (DBCWP
No.8429/2023) decided on 4.8.2023 and M/s Chetak
Enterprises Ltd. Vs. The Assistant Commissioner of Income
Tax (DBCWP No.7062/2022) decided on 20.3.2023.
Heard learned counsel for the parties and perused the
material available on record.
[2023:RJ-JD:45026-DB] (7 of 26) [CW-10866/2023]
For the adjudication of the controversy involved in the
present writ petitions, it would be apposite to quote the existing
provisions of Sections 147, 148 and 148A of the IT Act.
Sections 147, 148 and 148A of the IT Act read as under :
"147. If any income chargeable to tax, in the case of an assessee, has escaped assessment for any assessment year, the Assessing Officer may, subject to the provisions of sections 148 to 153, assess or reassess such income or recompute the loss or the depreciation allowance or any other allowance or deduction for such assessment year (hereafter in this section and in sections 148 to 153 referred to as the relevant assessment year). Provided that where an assessment under sub-section (3) of section 143 or this section has been made for the relevant assessment year, no action shall be taken under this section after the expiry of four years from the end of the relevant assessment yeart. unless any income chargeable to tax has escaped assessment for such assessment year by reason of the failuret on the part of the assessee to make a return under section 139 or in response to a notice issued under sub-section (1) of section 142 or section 148 or to disclose fully and truly all material factst necessary for his assessment, for that assessment year:
Provided further that nothing contained in the first proviso shall apply in a case where any income in relation to any asset (including financial interest in any entity) located outside India, chargeable to tax, has escaped assessment for any assessment year.
Provided also that the Assessing Officer "may assess or reassess such income, other than the income involving matters which are the subject matters of any appeal, reference or revision, which is chargeable to tax and has escaped assessment.
[2023:RJ-JD:45026-DB] (8 of 26) [CW-10866/2023]
Explanation 1.-Production before the Assessing Officer of account books or other evidence from which material evidence could with due diligence have been discovered by the Assessing Officer will not necessarily amount to disclosure within the meaning of the foregoing proviso. Explanation 2-For the purposes of this section, the following shall also be deemed to be cases where income chargeable to tax has escaped assessment, namely:-
(a) where no return of income has been furnished by the assessee although his total income or the total income of any other person in respect of which he is assessable under this Act during the previous year exceeded the maximum amount which is not chargeable to income-tax;
(b) where a return of income has been furnished by the assessee but no assessment has been made and it is noticed by the Assessing Officer that the assessee has understated the income or has claimed excessive loss, deduction, allowance or relief in the return; (ba) where the assessee has failed to furnish a report in respect of any international transaction which he was so required under section 92E(c) where an assessment has been made, but-
(i) income chargeable to tax has been underassessed; or
(ii) such income has been assessed at too low a rate; or
(iii) such income has been made the subject of excessive relief under this Act; or
(iv) excessive loss or depreciation allowance or any other allowance under this Act has been computed; (ca) where a return of income has not been furnished by the assessee or a return of income has been furnished by him and on the basis of information or document received from the prescribed income-tax authority, under sub-
section (2) of section 133C, it is noticed by the Assessing Officer that the income of the assessee exceeds the maximum amount not chargeable to tax, or as the case may be, the assessee has understated the income or has claimed excessive loss, deduction, allowance or relief in the return;
[2023:RJ-JD:45026-DB] (9 of 26) [CW-10866/2023]
(d) where a person is found to have any asset (including financial interest in any entity) located outside India. Explanation 3.-For the purpose of assessment or reassessmenttt under this section, the Assessing Officer may assess or reassess the income in respect of any issue, which has escaped assessment, and such issue comes to his notice subsequently in the course of the proceedings under this section, notwithstanding that the reasons for such issue have not been included in the reasons recorded under sub-section (2) of section 148.
Explanation 4.-For the removal of doubts, it is hereby clarified that the provisions of this section, as amended by the Finance Act, 2012, shall also be applicable for any assessment year beginning on or before the 1st day of April, 2012."
Explanation.-For the purposes of assessment or reassessment or recomputation under this section, the Assessing Officer may assess or reassess the income in respect of any issue, which has escaped assessment, and such issue comes to his notice subsequently in the course of the proceedings under this section, irrespective of the fact that the provisions of section 148A have not been complied with.]
148. Before making the assessment, reassessment or recomputation under section 147, and subject to the provisions of section 148A, the Assessing Officer shall serve on the assessee a notice, along with a copy of the order passed, if required, under clause (d) of section 148A, requiring him to furnish within a period of three months from the end of the month in which such notice is issued or such further period as may be allowed by the Assessing Officer on the basis of an application made in this regard by the assessee), a return of his income or the income of any other person in respect of which he is assessable under this Act during the previous year corresponding to the relevant assessment year, in the prescribed form and verified in the prescribed manner and setting forth such other particulars
[2023:RJ-JD:45026-DB] (10 of 26) [CW-10866/2023]
as may be prescribed; and the provisions of this Act shall, so far as may be, apply accordingly as if such return were a return required to be furnished under section 139:
Provided that no notice under this section shall be issued unless there is information with the Assessing Officer which suggests that the income charge- able to tax has escaped assessment in the case of the assessee for the relevant assessment year and the Assessing Officer has obtained prior approval of the specified authority to issue such notice:
Provided further that no such approval shall be required where the Assessing Officer, with the prior approval of the specified authority, has passed an order under clause (d) of section 148A to the effect that it is a fit case to issue a notice under this section:] Provided also that any return of income, required to be furnished by an assessee under this section and furnished beyond the period allowed shall not be deemed to be a return under section 139.]
Explanation 1. For the purposes of this section and section 148A, the informa tion with the Assessing Officer which suggests that the income chargeable to tax has escaped assessment means,-
(i) any information in the case of the assessee for the relevant assessment year in accordance with the risk management strategy formulated by the Board from time to time; Jor
(ii) any audit objection to the effect that the assessment in the case of the assessee for the relevant assessment year has not been made in accordance with the provisions of this Act; or
(iii) any information received under an agreement referred to in section 90 or section 90A of the Act; or
(iv) any information made available to the Assessing Officer under the scheme notified under section 135A; or
(v) any information which requires action in consequence of the order of a Tribunal or a Court.
[2023:RJ-JD:45026-DB] (11 of 26) [CW-10866/2023]
Explanation 2-For the purposes of this section, where,
(i) a search is initiated under section 132 or books of account, other documents or any assets are requisitioned under section 132A, on or after the 1st day of April, 2021, in the case of the assessee, or
(ii) a survey is conducted under section 133A, other than under sub- section (2A) [*] of that section, on or after the 1st day of April, 2021, in the case of the assessee; or,
(iii) the Assessing Officer is satisfied, with the prior approval of the Principal Commissioner or Commissioner, that any money, bullion, jewellery or other valuable article or thing, seized or requisitioned under section 132 or section 132A in case of any other person on or after the 1st day of April, 2021, belongs to the assessee; or
(iv) the Assessing Officer is satisfied, with the prior approval of Principal Commissioner or Commissioner, that any books of account or docu- ments, seized or requisitioned under section 132 or section 132A in case of any other person on or after the 1st day of April, 2021, pertains or pertain to, or any information contained therein, relate to, the assessee, the Assessing Officer shall be deemed to have information which suggests that the income chargeable to tax has escaped assessment in the case of the assessee [where] the search is initiated or books of account, other documents or any assets are requisitioned or survey is conducted in the case of the assessee or money, bullion, jewellery or other valuable article or thing or books of account or documents are seized or requisitioned in case of any other person.
Explanation 3.-For the purposes of this section, specified authority means the specified authority referred to in section 151.]"
148A. The Assessing Officer shall, before issuing any notice under section 148,--
(a) conduct any enquiry, if required, with the prior approval of specified authority, with respect to the information which
[2023:RJ-JD:45026-DB] (12 of 26) [CW-10866/2023]
suggests that the income chargeable to tax has escaped assessment;
(b) provide an opportunity of being heard to the assessee, 23[***] by serving upon him a notice to show cause within such time, as may be specified in the notice, being not less than seven days and but not exceeding thirty days from the date on which such notice is issued, or such time, as may be extended by him on the basis of an application in this behalf, as to why a notice under section 148 should not be issued on the basis of information which suggests that income chargeable to tax has escaped assessment in his case for the relevant assessment year and results of enquiry conducted, if any, as per clause (a);
(c) consider the reply of assessee furnished, if any, in response to the show-cause notice referred to in clause (b);
(d) decide, on the basis of material available on record including reply of the assessee, whether or not it is a fit case to issue a notice under section 148, by passing an order, with the prior approval of specified authority, within one month from the end of the month in which the reply referred to in clause (c) is received by him, or where no such reply is furnished, within one month from the end of the month in which time or extended time allowed to furnish a reply as per clause (b) expires:
Provided that the provisions of this section shall not apply in a case where,--
(a) a search is initiated under section 132 or books of account, other documents or any assets are requisitioned under section 132A in the case of the assessee on or after the 1st day of April, 2021; or
(b) the Assessing Officer is satisfied, with the prior approval of the Principal Commissioner or Commissioner that any money, bullion, jewellery or other valuable article or thing, seized in a search under section 132 or requisitioned under section 132A, in the case of any other person on or after the 1st day of April, 2021, belongs to the assessee; or
(c) the Assessing Officer is satisfied, with the prior approval of the Principal Commissioner or Commissioner that any books of account or documents, seized in a search under
[2023:RJ-JD:45026-DB] (13 of 26) [CW-10866/2023]
section 132 or requisitioned under section 132A, in case of any other person on or after the 1st day of April, 2021, pertains or pertain to, or any information contained therein, 24[relate to, the assessee; or
(d) the Assessing Officer has received any information under the scheme notified under section 135A pertaining to income chargeable to tax escaping assessment for any assessment year in the case of the assessee.] Explanation.--For the purposes of this section, specified authority means the specified authority referred to in section 151.]"
As per unamended Section 147 of the IT Act, the Assessing
Officer could initiate assessment/reassessment proceedings only if
he has "reason to believe" that the income chargeable to tax of an
assessee has escaped assessment, however, with the amendment
in Sections 147, 148 and insertion of Section 148A vide Finance
Act 2021 w.e.f. 1.4.2021, the assessment/reassessment
proceedings can be initiated by the Assessing Officer on receiving
information only. In other words, the requirement of Assessing
Officer of having "reason to believe" is no more there for initiating
assessment/reassessment proceedings in a case of escaped
assessment in respect of income chargeable to tax.
Section 148A of the IT Act provides procedure required to be
followed by the Assessing Officer before issuance of notice under
Section 148 of the IT Act to any assessee. Section 148A(a) of the
IT Act empowers the Assessing Officer to conduct any enquiry, if
required, with the prior approval of specified authority in relation
to any information regarding chargeable income to tax which
escaped assessment. Section 148A(b) of the IT Act mandates that
the Assessing Officer shall provide an opportunity of hearing to the
[2023:RJ-JD:45026-DB] (14 of 26) [CW-10866/2023]
concerned assessee by issuing a show cause notice within thirty
days, not less than seven days or within the extended time that
why notice under Section 148 of the IT Act be not issued on the
basis of information available in relation to the income chargeable
to tax which escaped assessment. As per Section 148A(c) of the
IT Act, if any reply is filed by the assessee, the Assessing Officer
shall consider the same. Section 148A(d) mandates that the
Assessing Officer shall decide, on the basis of material available on
record including reply of the assessee, whether or not it is a fit
case to issue notice to the assessee under Section 148 of the IT
Act by passing an order within specified time as prescribed with
prior approval of the authority. Proviso to Section 148A of the IT
Act speaks about exceptions where proceedings cannot be
initiated under Section 148A, however in the facts of the present
case, the same are not relevant, therefore, we are not offering
any comments on it.
As per the above scheme, if an Assessing Officer is in receipt
of any information, which suggests that any income chargeable to
tax has escaped assessment, he may conduct any enquiry, if
required, with prior approval of specified authority and after
providing opportunity of hearing to the assessee, the concerned
authority can pass order whether or not it is a fit case to issue
notice under Section 148 of the IT Act.
The "information", on the basis of which, the Assessing
Officer can proceed under Section 148A of the IT Act is explained
in Explanation 1 and 2 of Section 148 of the IT Act.
We are of the view that Section 148A(b) mandates only to
supply information to the assessee and not the material, on the
[2023:RJ-JD:45026-DB] (15 of 26) [CW-10866/2023]
basis of which, the Assessing Officer has formed prima facie
opinion that any chargeable income to tax has escaped
assessment.
It is settled that the words used in the provisions of taxing
statute are required to be given their plain meaning and nothing
can be implied from or read in it.
In our opinion the plain reading of Section 148A clearly
suggests that the Assessing Officer is required to supply
information before issuing notice under Section 148A in the
prescribed manner and not the other material on the basis of
which it has formed prima facie opinion that income of the
assessee chargeable to tax has escaped assessment.
We found support from the judgments of the High Court of
Allahabad rendered in Deepak Kumar Yadav Vs. Principal
Commissioner of Income Tax and Ors., reported in
2023/AHC/102834 and High Court of Madhya Pradesh in Amrit
Homes Private Limited Vs. Deputy Commissioner of Income
Tax and Another, reported in 2023 SCC Online MP 2359.
The High Court of Allahabad in Deepak Kumar's case
(supra), while dealing with Section 148A of the IT Act, has held as
under :
"9. Reading of Section 148A reveals that the assessing authority shall, before issuing any notice under section 148 conduct any enquiry, if required, with the prior approval of specified authority, with respect to the information which suggests that the income chargeable to tax has escaped assessment. On receipt of such information the Assessing Officer is required to provide an opportunity of being heard to the assessee, in the manner specified, as to why a notice
[2023:RJ-JD:45026-DB] (16 of 26) [CW-10866/2023]
under Section 148 of the Act should not be issued on the basis of information which suggests that income chargeable to tax has escaped assessment in his case for the relevant assessment year and results of enquiry conducted as per clause (a), if any. The assessing authority is then required to consider the reply of the assessee, if any, in response to the show cause notice referred to in Clause (b). It is thereafter that the assessing authority has to decide, on the basis of material available on record including reply of the assessee, whether or not it is a fit case to issue a notice under Section 148 by passing an order in the manner specified. The proviso exempts the category of cases which are not covered by Section 148A. The proviso to section 148A has no applicability in the facts of the present case and, therefore, it does not require any examination.
10. The statutory scheme is, therefore, clear that the assessing authority on receipt of information which suggests that the income chargeable to tax has escaped assessment may conduct any enquiry in the matter, if required, and then provide an opportunity of being heard to the assessee by serving upon him a notice under clause (b). On receipt of reply of assessee to the notice referred to in clause (b) the Assessing Officer on the basis of material available on record including the reply of assessee decide whether or not it is a fit case to issue a notice under Section 148.
11. The scheme for reassessment of escaped income introduced vide Finance Act, 2021 provides for an opportunity to the assessee before issuance of notice under section 148 of the Act of 1961. After such notice to the assessee and consideration of reply of assessee in response to the notice the assessing authority has to decide on the basis of material available on record by passing an order under section 148A(d) whether a notice under section 148 is fit to be issued in the case. The consideration at the stage of passing order under section 148A(d) is thus limited to ascertainment of information with the Assessing Officer that income of assessee has escaped assessment to tax. Final
[2023:RJ-JD:45026-DB] (17 of 26) [CW-10866/2023]
determination on the question whether income of assessee has actually escaped assessment is then to be made after notice under section 148, by passing an order of assessment or reassessment under section 147, subject to the provisions of section 148 to 153 of the Act of 1961.
12. The Act of 1961 does not contemplate any detailed adjudication on the merits of information available with the Assessing Officer at the stage of passing order under section 148A(d) of the Act of 1961. In our considered view there is a specific purpose for not introducing any further enquiry or adjudication in the statute, on the correctness or otherwise of the information, at this stage. The reason for it is obvious. Under the scheme of the Act a detailed procedure has been provided under Section 148 for issuance of notice whereafter the assessing authority has to determine, in the manner specified, whether income has escaped assessment and the defence of assessee, on all permissible grounds, remains open to be pressed at such stage. The ultimate determination made by the assessing authority under Section 147 for reassessment is otherwise subject to appeal under Section 246-A of the Act. Merits of the information referable to Section 148A thus remains subject to the reassessment proceedings initiated vide notice under Section 148 of the Act. It is for this reason that issues which require determination at the stage of reassessment proceedings and in respect of which departmental remedy is otherwise available are not required to be determined at the stage of decision by the assessing authority under Section 149A(d). The scope of decision under Section 148A(d) is limited to the existence or otherwise of information which suggests that income chargeable to tax has escaped assessment.
13. xxxxxx
14. It is only to the extent of availability or otherwise of information suggesting that income has escaped assessment that the scope of enquiry rests under Section
[2023:RJ-JD:45026-DB] (18 of 26) [CW-10866/2023]
148A(d). The correctness or otherwise of information is an aspect to be gone into later by the assessing authority at the stage of proceedings under Section 148 of the Act for reassessment. Any other interpretation, in our view, is not countenanced in the scheme of the Act of 1961.
15. The information with the Assessing Officer which suggests that the income chargeable to tax has escaped assessment has been defined in Explanation 1 to the second proviso to section 148 of the Act which is already extracted above. There is no challenge to the information contained in the notice under section 148A(b) of the Act on the ground that the information available with the Assessing Officer is not referable to Explanation 1 to the second proviso to section 148 of the Act. The Finance Act, 2021 is otherwise not under challenge. We are, therefore, of the considered opinion that the challenge to the information, by the assessee, on the defence setup in reply to show cause notice merits no further consideration at the stage of decision under section 148A(d) of the Act."
The High Court of Madhya Pradesh in Amrit Homes Private
Limited's case (supra), while considering Section 148A of the IT
Act has held as under :
"7. From the aforesaid, it is evident as day light that the present petition which is also against the order u/S 148A(d) and the consequential notice u/S 148 of IT Act needs to be considered on the anvil of the grounds raised in this petition and also on the anvil of foundational prerequisites u/S 148A justifying issuance of an order u/S 148A (d) followed by notice u/S 148.
8. Section 148A was inserted in the IT Act by Finance Act, 2021 dated 01.04.2021, primarily to give effect to the ratio laid down by Apex Court in GKN Driveshafts (India) Ltd. v. Income Tax Officer, (2003) 1 SCC 72 which inter alia held thus:
[2023:RJ-JD:45026-DB] (19 of 26) [CW-10866/2023]
"5. We see no justifiable reason to interfere with the order under challenge. However, we clarify that when a notice under Section 148 of the Income Tax Act is issued, the proper course of action for the noticee is to file return and if he so desires, to seek reasons for issuing notices. The Assessing Officer is bound to furnish reasons within a reasonable time. On receipt of reasons, the noticee is entitled to file objections to issuance of notice and the Assessing Officer is bound to dispose of the same by passing a speaking order. In the instant case, as the reasons have been disclosed in these proceedings, the Assessing Officer has to dispose of the objections, if filed, by passing a speaking order, before proceeding with the assessment in respect of the abovesaid five assessment years."
9. Section 148A on becoming a part of the Statute Book provided an additional opportunity to the assessee of being heard to the assessee before reopening case of escaped assessment.
10. From bare perusal of newly inserted Section 148A, it is obvious that it statutorily provides for the following prerequisite before issuance of notice in cases of escaped assessment.
A. Conduction of inquiry with prior approval of specified authority in regard to information which suggests that certain income chargeable to tax has escaped the assessment.
B. For conducting the aforesaid inquiry, a notice to show-cause is required to be served on the assessee within the prescribed time, requiring assessee to explain as to why notice u/S 148 should not be issued on the basis of information which suggests that income chargeable to tax has escaped assessment. C. The Assessing Officer is required to consider the reply of the assessee to the show-cause notice. D. The nature of inquiry contemplated by Section 148A is not a detailed one. The purpose of this inquiry is to communicate to assessee that Assessing Officer
[2023:RJ-JD:45026-DB] (20 of 26) [CW-10866/2023]
is in possession of information suggesting that certain income of assessee which is chargeable to tax has escaped assessment. This communication is made by issuance of show-cause notice which should contain enough information and reasons to reveal the said intention of the Assessing Officer. Thereafter, the assessee on receiving the show-cause notice is required to file reply.
11. The show-cause notice thus should be reasoned enough to enable the assessee to know the mind of the Assessing Officer as regards factum of certain income having escaped assessment and his intention to re-open assessment of such income. This is possible only when the show-cause notice contains enough information to disclose the intention of the Assessing Officer so as to afford reasonable opportunity to assessee to respond. The contents of the show-cause notice thus should be precise and concise satisfying the concept of reasonable opportunity.
12. This Court hastens to add at this juncture that this inquiry as explained above cannot be a detailed one where assessee is given opportunity of adducing evidence in support of his defence/response. However, this inquiry includes within its ambit, the obligation of the Assessing Officer to supply reasons which are suggestive of a prima facie case revealing income chargeable to tax having escaped assessment.
13. Pertinently, the statute [See 148A(b)] does not oblige the Assessing Officer to supply the relevant material/evidence which are the foundation for the Assessing Officer to come to the prima facie view that income chargeable to tax has escaped assessment. This is because neither in the judgment of the Apex Court in the case of GKN Driveshafts (India) Ltd. (supra) nor in Section 148A any such indication can be gathered.
14. The only duty cast upon the Assessing Officer is to supply information by mentioning the same in the show- cause notice issued u/S 148A(b) of IT Act.
15. This Court has culled out the foundational prerequisite of Section 148A, as aforesaid, to emphasize that if the
[2023:RJ-JD:45026-DB] (21 of 26) [CW-10866/2023]
inquiry contemplated in Section 148A is interpreted to mean a detailed inquiry where both sides can seek and adduce evidence/material (documentary/ocular), then the entire object behind Section 148A would stand defeated.
16. The object behind Section 148A as is evident from the findings in the fountainhead decision of GKN Driveshafts (India) Ltd. (supra), is to enable the assessee to be informed of the reasons and information suggesting that income chargeable to tax has escaped assessment and, therefore, in turn to empower the assessee to prepare and file an effective reply and thereafter the Assessing Officer to pass an order u/S 148A(d), followed by issuance of notice u/S 148 of IT Act.
17. The object behind insertion of Section 148A by the Legislature w.e.f. 01.04.2021 inter alia appears as follows:--
(a) to prevent rampant and casual issuance of notice u/S. 148 by the Revenue;
(b) to save unnecessary harassment to the assessee of being subjected to re-opening a case under Section 148;
(c) to save the Revenue of the time and energy which may be vested pursuing frivolous and fruitless proceedings u/S 148.
18. It is settled in tax jurisprudence that taxing statute is to be interpreted literally. There is no intendment to taxing statute. Nothing can be implied from or read into a taxing statute. The words used in taxing statutory provision are required to be given their plain meaning. [See : Cape Brandy v. IRC, L, [1921] 1 K.B. 64, State of Bombay v. Automobile and Agricultural Industries Corporation, (1961) 12 STC 122 Para 5, Federation of A.P. Chambers v. State of Andhra Pradesh, (2000) 6 SCC 550 Para 7, State of West Bangal v. Kesoram Industries Ltd., (2004) 10 SCC 201 Para 106, State of Jharkhand v. Ambay Cements, (2005) 1 SCC 368 Para 24, 25 and 26, Ajmera Housing Corporation v. Commissioner Income Tax, (2010) 8 SCC 739 Para 36, Deputy Commissioner of Income Tax v. Ace Multi Axes System Limited, (2018) 2 SCC 158, Commissioner of Customs (Import) Mumbai v. Dilip Kumar Company, (2018)
[2023:RJ-JD:45026-DB] (22 of 26) [CW-10866/2023]
9 SCC 1 Para 24 and 25, Checkmate Services Pvt. Ltd. v. Commissioner Income Tax, (2023) 6 SCC 451 Para 55 and 56].
19. Applying this principle of interpretation of taxing statute, it is obvious from reading of Section 148A that it does not expressly provide for supply of any material/evidence in support of the show-cause notice u/S 148A(b). Thus this Court has no hesitation to hold that statutory provision u/S 148A does not obligate the Assessing Officer to supply any material/evidence, provided the show-cause notice contains reasons disclosing the mind of the Assessing Officer of nursing the prima facie view suggestive of a case where income chargeable to tax has escaped assessment.
20. This Court would be failing in its duty by not dealing with the aspect that the concept of reasonable opportunity which can reasonably be implied from textual interpretation of Section 148A(b) of IT Act (of supply of adverse material) is available to the assessee/petitioner or not. It needs to be tested on the anvil of the trite law that taxing statute is to be strictly construed solely on the plain language employed.
21. No doubt, the concept of reasonable opportunity ostensibly appears to be inherent in the inquiry contemplated u/S 148A. However, it has to be seen whether this concept can be stretched to the extent of supplying of material/evidence in support of the opinion of Assessing Officer that certain income has escaped assessment.
22. No doubt, the concept of reasonable opportunity in non- taxing statutes is applied to it's fullest (including supply of adverse material) irrespective of presence of any express provision or not in cases where the authority concerned passes order entailing civil consequences of adverse nature.
23. Pertinently, the law of interpretation of taxing statute is at variance to the law of interpretation of non-taxing statute. The difference is that the taxing statute is to be understood by the plain words used in it without taking aid of other tools of interpretation of statutes e.g. intendment, implication or reading into.
[2023:RJ-JD:45026-DB] (23 of 26) [CW-10866/2023]
24. On the anvil of aforesaid time tested principle as regards interpretation of taxing statute, it is obvious that the provisions of Section 148A of IT Act so far as it relates to the nature of inquiry contemplated therein is to be understood from the plain language used by the Legislature.
25. The language of Section 148A(b) stipulates opportunity of being heard to the assessee by way of issuance of notice to show-cause to explain as to why notice u/S 148 be not issued on the basis of information to the Assessing Officer suggesting that certain income chargeable to tax has escaped assessment.
26. The words employed by Section 148A(b) provide for affording of opportunity of being heard by way of show- cause notice. Thus, the requirement of law is satisfied if the show-cause notice contains information which has persuaded the Assessing Officer to form an opinion that certain income has escaped assessment of a particular assessment year.
27. The statute does not compel the Assessing Officer to supply material/evidence (documentary/oral) on the basis of which the aforesaid opinion has been formed by the Assessing Officer.
28. From the aforesaid analysis and in the backdrop of textual interpretation of Section 148A(b), it is evident that if the show-cause notice contains sufficient information revealing the opinion formed by Assessing Officer that certain income of assessee has escaped assessment with a precise but concise elaboration in the show-cause notice of the foundantional material behind the opinion, then the show-cause notice can sustain judicial scrutiny even if the fundantional evidence/material (oral/documentary) is not supplied to the assessee.
29. The reason for taking the aforesaid view is not far to see.
30. The insertion of Section 148A w.e.f. 01.04.2021 in the Income Tax Act is to ensure that the power u/S 148 is not exercised as a matter of course or without application of mind. Thus, the inquiry contemplated by Section 148A(b) is not a detailed or full-scale one, but is merely meant to offer
[2023:RJ-JD:45026-DB] (24 of 26) [CW-10866/2023]
reasonable opportunity of being heard to the assessee to avoid casual reopening assessment u/S 148.
31. It may not be out of place to mention that the show- cause notice u/S 148A(b) ought to be pregnant with concise and precise information revealing the information about foundational material which persuaded the Assessing Officer to come to a tentative finding that certain income has escaped assessment.
32. In the conspectus of aforesaid discussions, it is obvious that petitioner/assessee is not entitled to the material/evidence (oral/documentary) which are the foundation of the opinion formed by the Assessing Officer so long as a show-cause notice mentions about such foundational evidence/material and the supportive reasons to form the said opinion.
33. From the fact of the case, it is obvious from the show- cause notice u/S 148A(b) vide Annexure-P/3 that it is accompanied by annexure which informs the petitioner/assessee of the reasons and information which persuaded the Assessing Officer to form the tentative opinion that income pertaining to assessment year 2016-
2017 has escaped assessment. Moreso, the
petitioner/assessee has also filed a detailed reply
(Annexure-P/4) to the said notice.
34. From the above, it is evident that the impugned order u/S 148A (b) vide Annexure-P/5 and the consequential notice u/S 148 were issued/passed after following due process of law."
In the present case, the Jurisdictional Authority along with
notice dated 13.3.2023 under Section 148A(b) of the IT Act has
supplied information available with it with the documents such as
insight portal, wherein information/description has been given. In
the notice dated 13.3.2023 under Section 148A(b) and the order
dated 28.3.2023 under Section 148A(d) of the IT Act issued by
the Assessing Officer, it is clearly mentioned that in the insight
[2023:RJ-JD:45026-DB] (25 of 26) [CW-10866/2023]
portal, the case of the petitioner is flagged on "High Risk CRIU/RU
PAN Case for the relevant assessment year.
Explanation 1 and 1(i) of Section 148 of the IT Act read as
under :
"Explanation 1.- For the purposes of this section and section 148A, the information with the Assessing Officer which suggests that the income chargeable to tax has escaped assessment means,-
(i) any information in the case of the assessee for the relevant assessment year in accordance with the risk management strategy formulated by the Board from time to time"
We are of the view that the case of the petitioner is covered
by information specified in Explanation 1(i) of Section 148 of the
IT Act. It is not the case of the petitioner that information
disclosed vide notice under Section 148A(b) of the IT Act is not
covered by the information specified in Explanation 1(i) of Section
148 of the IT Act.
So far as the judgment of this Court rendered in Micro
Marbles Private Limited (supra), on which, the petitioner has
placed reliance is not applicable to the present case as the same
was passed while taking into consideration the unamended
provisions of Sections 147 148 of the IT Act and there is no
discussion about the provisions of Section 148A of the IT Act
inserted vide Finance Act w.e.f. 1.4.2021.
We respectfully disagree with the judgment of High Court of
Delhi rendered in Charu Chains and Jewels Pvt. Ltd. (supra) in
[2023:RJ-JD:45026-DB] (26 of 26) [CW-10866/2023]
view of the above discussion regarding provisions of Section 148A
of the IT Act.
Resultantly, we do not find any merit in these writ petitions
and the same are hereby dismissed.
Needless to say, the petitioners are free to raise all their
defence before the Jurisdictional Authority in the proceedings
initiated against them under Section 148 of the IT Act.
(DR. NUPUR BHATI),J (VIJAY BISHNOI),J
ms rathore
Powered by TCPDF (www.tcpdf.org)
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!