Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajinder Singh Kahlon vs Principal Chief Commissioner Of Income ...
2025 Latest Caselaw 11504 Raj

Citation : 2025 Latest Caselaw 11504 Raj
Judgement Date : 16 April, 2025

Rajasthan High Court - Jodhpur

Rajinder Singh Kahlon vs Principal Chief Commissioner Of Income ... on 16 April, 2025

[2025:RJ-JD:18672-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 2390/2025

Rajinder Singh Kahlon son of Hari Singh Kahlon, aged about 70
Years, residing at 402, Phase 4 Mohali Punjab
                                                                       ----Petitioner
                                       Versus
1.       Principal Chief Commissioner of Income Tax, Jaipur
         Central Revenue Building, B.D. Road, Jaipur, Rajasthan
2.       Income Tax Officer, Ward -1(1) Central Revenue Building
         Rani Bazar Bikaner Rajasthan
3.       Income Tax Officer, Ward 1(1), Central Revenue Building,
         Rani Bazar, Bikaner, Rajasthan
4.       Chief Commissioner, of Income Tax Jodhpur Aajkar
         Bhawan Paota C Road Jodhpur Rajasthan
5.       Chief Commissioner of Income Tax Jodhpur, Aaykar
         Bhawan, Paota C Road, Jodhpur, Rajasthan
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Pushkar Taimni, Advocate
For Respondent(s)            :     Mr. K.K. Bissa, Advocate



      HON'BLE MR. JUSTICE SHREE CHANDRASHEKHAR

HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

16/04/2025

This writ petition seeks to challenge order dated 10th April

2024 passed under section 148(A)(d) of the Income Tax Act,

1961.

2. The learned counsel for the petitioner has pressed only the

prayer made at clause A.

3. Mr. Pushkar Taimni, the learned counsel appearing for the

petitioner and Mr. K.K. Bissa, the learned counsel appearing for

the Revenue inform the Court that batch of writ petitions vide D.B.

[2025:RJ-JD:18672-DB] (2 of 3) [CW-2390/2025]

Writ Petition No.11787/2024 and analogous cases titled "Sharda

Devi Chhajer v. The Income Tax Officer and Anr." have been

decided by a co-ordinate Bench of this Court vide judgment

rendered on 19th March 2025. In the aforesaid Judgment, a

co-ordinate Bench of this Court held as under :-

"20. Thus, this Court holds that the mandate of Section 151A of the Act of 1961 has to be strictly followed as there cannot be a way out of doing the same. This Court also holds that the JAO shall not have the jurisdiction to issue notices under Section 148 of the Act of 1961, as it would not only render Section 151A weak, but may also lead to its diminishing activation. For the purpose of assessment and reassessment under Sections 147, 148 & 148A and in light of the sanction under Section 151A, adherence has to be made to algorithm based random assessing system, and therefore, the impugned notices deserve to be quashed.

21. Consequently, the present writ petitions are allowed. Accordingly, the impugned Notices are quashed and set aside, as far as the jurisdiction of JAOs for the purpose of Sections 148 & 148A of the Act of 1961 to issue the same is concerned. The question raised herein stands answered in the terms indicated above, with liberty to the respondents to issue fresh notices in compliance of the CBDT Notification dated 29.03.2022, by keeping the FAO as assessing officer.

21.1 However, the time spent during the pendency of the present litigation in the Court, shall be excluded for the purpose of computing limitation for issuance of fresh notices, in case, need arised.

21.2 All pending applications stand disposed of"

4. Following the decision in "Sharda Devi Chhajer", this Court

dealt with another batch of writ petitions vide D.B. Civil Writ

Petition No.3270 of 2023 and analogous cases titled "M/s. S.M.

Industries v. Union of India and Anr." and disposed of those writ

petitions in the light of the decision rendered in "Sharda Devi

Chhajer". Following the aforementioned decisions in "Sharda Devi

Chhajer and M/s. S.M. Industries", the present writ petition is

[2025:RJ-JD:18672-DB] (3 of 3) [CW-2390/2025]

allowed by setting aside the assessment order dated 10 th April

2024 passed under section 148(A)(d) of the Income Tax Act,

1961, with liberty to the Revenue to proceed further in the matter,

if so decided, to issue fresh notices in compliance of the C.B.D.T.

Notification dated 29th March 2022 by keeping F.A.O. as the

Assessing Officer.

(SUNIL BENIWAL),J (SHREE CHANDRASHEKHAR),J

31-Arjun/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter