Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Silver Spring Const. Pvt. Ltd vs Commissioner Of Income Tax Udaipur And ...
2025 Latest Caselaw 4255 Raj

Citation : 2025 Latest Caselaw 4255 Raj
Judgement Date : 5 August, 2025

Rajasthan High Court - Jodhpur

Silver Spring Const. Pvt. Ltd vs Commissioner Of Income Tax Udaipur And ... on 5 August, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:34574-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 2989/2015

Silver Spring Construction private limited shantivan, Fatehpura
Badela Road, Udaipur. Through its Director Prem Singh Sadhana.

                                                                          ----Petitioner

                                       Versus

1. Commissioner Of Income Tax Udaipur.
2. Dy. Commissioner of Income Tax Circle-II, Udaipur.
                                                                     ----Respondents


For Petitioner(s)            :     Mr. Sharad Kothari
                                   Mr. Pranjul Mehta
                                   Mr. Kalpit Shishodia
For Respondent(s)            :     Mr. K.K. Bissa



        HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

HON'BLE MR. JUSTICE ANUROOP SINGHI

Order

05/08/2025

1. Heard learned counsel for the parties.

2. The present writ petition has been filed assailing the validity

of the notice dated 05.04.2013 (Annex.3) issued under Section

148 read with Section 147 of the Income Tax Act, 1961

(hereinafter referred as "Act of 1961") and the order dated

16.03.2015 passed by the Assessing Officer, whereby the

objections filed by the petitioner to the notice dated 05.04.2013

have been rejected.

3. Briefly noted, the facts in the writ petition are that the

petitioner is a company registered under the Companies Act and is

engaged in various types of construction activities. The petitioner

submitted its return of income for the A.Y. 2008-2009 claiming

deduction under Section 80 IB of the Act of 1961 of

[2025:RJ-JD:34574-DB] (2 of 7) [CW-2989/2015]

Rs.38,71,569/- in respect of income arising out of construction

work carried out by it of a project approved by the Urban

Improvement Trust, Udaipur. The respondent No.2 issued a notice

on 05.04.2013 under Section 148 read with Section 147 of the Act

of 1961, proposing to reopen the assessment for the A.Y. 2008-09

alleging inter-alia that income chargeable to tax has escaped

assessment.

4. Vide communication dated 27.04.2013, petitioner conveyed

to the respondents that the return of income originally filed by it

be treated as return of income filed in compliance of the notice of

re-assessment. Further, copy of reasons recorded by the

respondents for issuing notice dated 05.04.2013 were sought,

which were duly provided to it by the respondents vide

communication dated 12.04.2014.

5. The objections dated 09.09.2014 to the validity and legality

of the re-assessment proceedings were submitted by the

petitioner wherein amongst various grounds it was inter alia

submitted that the claim under Section 80 IB of the Act of 1961

for the A.Y. 2010-11 has been approved by the Commissioner of

Income Tax (Appeals) (hereinafter to be referred as 'CITA') vide its

order dated 04.06.2014 and thus, the present case of the

petitioner stands duly covered by the same. By way of further

submissions dated 06.02.2015, it was submitted that the Income

Tax Appellate Tribunal (hereinafter to be referred as 'the Tribunal')

has arrived at a factual finding that the petitioner is entitled for

deduction under section 80 IB of the Act of 1961. It was also

additionally submitted that petitioner has complied with all the

legal and factual requirements and there is no concealment or non

disclosure on its part and thus, there is no occasion to initiate any

re-assessment proceedings.

[2025:RJ-JD:34574-DB] (3 of 7) [CW-2989/2015]

6. The said objections submitted by the petitioner came to be

rejected by the respondents vide order dated 16.03.2015

aggrieved by which, the present writ petition has been filed.

7. Learned counsel for the petitioner vehemently submitted that

the order dated 16.03.2015 is not a speaking order and even the

submissions made before it have not been considered. It was

further submitted that the relevant fact regarding order passed by

the Tribunal dated 08.10.2014, wherein for the very same project

it was held that the petitioner is entitled for deduction under

Section 80 IB of the Act of 1961, has not been considered by the

authority, which reflects non application of mind. He further

submitted that the Tribunal has held that the completion

certificate gets merged in the occupancy certificate or utility

certificate by the Urban Improvement Trust and thus, there was

no occasion for the assessing authority to reject the objections

raised by it. Learned counsel for the petitioner further submitted

that the Assessing Officer having not considered the objections in

its true letter and spirit has committed an error and thus, it was

prayed that the order dated 06.03.2015 so also the notice dated

05.04.2013 be quashed and set aside.

8. Per contra, learned counsel for the Income Tax Department

has though opposed the submissions made by learned counsel for

the petitioner, however, could not refute the fact that in the

petitioner's own case, the Tribunal has held that the completion

certificate is not necessary and the petitioner is entitled for

deduction under Section 80 IB of the Act of 1961. Learned counsel

for the respondent-Department thus, prayed that the matter may

be remanded back to the Assessing Officer to re-examine the

issue in accordance with law.

[2025:RJ-JD:34574-DB] (4 of 7) [CW-2989/2015]

9. We have considered the submissions made at the Bar and

have gone through the relevant record of the case including the

order dated 16.03.2015.

10. The factual details narrated above clearly show that in

pursuance of the notice dated 05.04.2013, the Assessing Officer

has initiated the re-assessment proceedings and while dealing

with the same, the petitioner has raised objections with respect to

the issuance of the notice dated 05.04.2013 issued under Section

148 read with Section 147 of the Act of 1961. The fact also

disclosed that in assessee's own case, the Tribunal has ruled in

favour of the petitioner with respect to grant of deduction

permissible under Section 80 IB(10) of the Act.

11. For brevity, the findings recorded by the Tribunal in its order

dated 08.10.2014 from the A.Y. 2010-11, reads as under:-

"Thus, we find no force in the reasons given by the A.O. and submissions of ld. D.R., as all the pre-requisite conditions of Section 80IB(10) if the Act sand fulfilled and the assessee-company is eligible for this deduction. The completion certificate gets merged in the occupancy certificate or utility certificate by the UIT. The assessee- company applied for getting the completion certificate which was not denied and under identical facts in the A.Y. 2009-10, admittedly, the A.O. has allowed this deduction in respect of the same project. Otherwise the completion of the project on 31.03.2010 has not been in question. Thus, the project was completed within 4 years only. There is no proof that the continuation of the project is not as per the approved plan. Therfore, we are in agreement with the finding of ld. CIT(A) and dismiss ground Nos. (1) and (1.1)."

12. We note that the assessee has produced the order of the

Tribunal before the learned Assessing Officer while pressing his

objections to the issuance of notice dated 05.04.2013. A perusal

[2025:RJ-JD:34574-DB] (5 of 7) [CW-2989/2015]

of the order dated 16.03.2015 shows that learned Assessing

Officer has not properly considered the order passed by the

learned Tribunal and has merely brushed aside the same. This

Court feels that the Assessing Officer was under an obligation to

consider and decide the objections after taking into consideration

all the materials placed before it more particularly, the order

passed by the CIT(A) and the Tribunal in its correct prospective.

While it is a trite law that the principle of res-judicata are not

applicable in income tax proceedings, however, it does not rule out

the applicability of fundamental principles of consistency, propriety

and finality and thus, once a finding has been arrived by an

authority more so a higher authority, then it was imperative for

the assessing authority to at-least deal and consider the said

submissions raised by the petitioner. However, in the instant case,

the assessing authority has merely ignored the said submissions

and has failed to give any finding with regard to the same. This

approach cannot be accepted and such an order cannot fall within

the contours of a speaking order which is the minimum

requirement to be followed in light of the law laid down by Hon'ble

Supreme Court in the case of GKN Driveshafts (India) Ltd. vs.

Income Tax Officer & Ors. reported in 259 ITR page 19,

wherein in unequivocal terms, the Hon'ble supreme Court has held

that the Assessing Officer has to dispose of the objections, if filed,

by passing a speaking Order. Unless there is an apparent change

from one assessment year to the other, the Department cannot be

permitted to take a contrary stand. It is a matter of record that in

the proceedings for A.Y. 2010-11, deduction under Section 80 IB

of the Act of 1961 was allowed by CIT(A) vide its order dated

04.06.2014 which was confirmed by the Tribunal vide its order

dated 08.10.2014 and the said order has attained finality. The

above principle has been upheld by Hon'ble the Supreme Court in

[2025:RJ-JD:34574-DB] (6 of 7) [CW-2989/2015]

the case of Bharat Sanchar Nigam Ltd. vs. Union of India

reported in (2006) 3 SCC 1, wherein the Hon'ble Supreme Court

has held as follows:-

"The courts will generally adopt an earlier

pronouncement of the law or a conclusion of fact unless

there is a new ground urged or a material change in the

factual position. The reason why court have held parties to

the opinion expressed in a decision in one assessment year

to the same opinion in a subsequent year is not because of

any principle of res judicata but because of the theory of

precedent or the presidential value of the earlier

pronouncement. Where facts and law in a subsequent

assessment year are the same, no authority whether qushi-

judicial or judicial can generally be permitted to take a

different view. This mandate is subject only to the usual

gateways of distinguishing the earlier decision or where the

earlier decision in per-incuriam. However, these are fetters

only on a co-ordinate bench which, falling the possibility of

availing of either of these gateways, may yet differ with the

view expressed and refer the matter a Bench of superior

strength or in some cases to a Bench of superior

jurisdiction."

13. Thus in view of the above, legal and factual background, the

order dated 16.03.2015 cannot be sustained and deserves to be

set aside. We feel that the entire material placed before the

Assessing Order is required to be properly and judicially

considered and a reasoned order is required to be passed after

dealing with all the contentions raised and the judgments relied

upon by the parties.

14. In view of the above, the present writ petition is disposed of

and the order dated 16.03.2015 is quashed and set aside. The

matter is remanded back to the Assessing Officer to decide the

[2025:RJ-JD:34574-DB] (7 of 7) [CW-2989/2015]

objections raised by the petitioner against issuance of the notice

dated 05.04.2013 afresh in accordance with law, after giving a

reasonable opportunity of hearing to the petitioner.

15. Stay application as well as other pending application(s), if

any, also stand disposed of.

                                   (ANUROOP SINGHI),J                                 (VINIT KUMAR MATHUR),J
                                    153-Taruna/Payal









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