Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gist Minerals Technologies Limited ... vs Assistant Commissioner Of Income Tax ...
2025 Latest Caselaw 6178 Raj

Citation : 2025 Latest Caselaw 6178 Raj
Judgement Date : 12 August, 2025

Rajasthan High Court - Jodhpur

Gist Minerals Technologies Limited ... vs Assistant Commissioner Of Income Tax ... on 12 August, 2025

[2025:RJ-JD:35991-DB]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                 D.B. Civil Writ Petition No. 5734/2025

Gist    Minerals    Technologies          Limited       (2017-18),     Having    Its
Registered Office At Village Bedla, Udaipur City, Udaipur, Girwa,
Rajasthan, India, 313001, Through Its Authorized Representative
Mr. Sumeet Agarwal, Son Of Shyam Sunder Agarwal, Age 48
Years, Having Residence At Bunglow No.4 Anand Vihar Colony,
M.m Choubey Ward, Katni -483501 (Mp).
                                                                      ----Petitioner
                                       Versus
Assistant Commissioner Of Income Tax, Central Circle 1, Aaykar
Bhawan, Subcity Centre, Savina, Udaipur, Rajasthan, 313001.
                                                                    ----Respondent


For Petitioner(s)            :     Mr. Sanjay Jhanwar, Sr. Advocate with
                                   Mr. Rajat Sharma.
For Respondent(s)            :     Mr. K.K. Bissa.



       HON'BLE THE CHIEF JUSTICE MR. K.R. SHRIRAM
             HON'BLE MR. JUSTICE SANDEEP TANEJA

Order

12/08/2025

1. At the outset, respondent is seeking ten days' time to file

reply, but we are not inclined to grant any further time for the

reason being counsel for revenue was present before this Court on

11th March 2025 when interim order was granted to petitioner.

Even on 28th July 2025 when interim order was continued, counsel

for revenue had sought one week's to file reply. That one week's

time got over on 4th August 2025.

2. One of the primary grounds raised is that notice under

Section 148 of the Income-tax Act, 1961 has been issued by

Jurisdictional Assessing Officer (JAO) and not Faceless Assessing

Officer (FAO).

[2025:RJ-JD:35991-DB] (2 of 2) [CW-5734/2025]

3. Indisputably, the notice to petitioner has been issued by the

charged JAO and not FAO.

4. Mr. Jhanwar, senior counsel for petitioner is correct in

submitting that this issue has been extensively dealt with in

Hexaware Technologies Ltd. Vs. Assistant Commissioner of

Income-tax, Circle 15(1)(2)1, Sharda Devi Chhajer Vs. The

Income Tax Officer & Another 2 and Shree Cement Limited

Vs. Assistant Commissioner of Income-Tax & Others3.

5. Shri Bissa submitted that in Hexaware Technologies Ltd.

(supra), Revenue has preferred a Special Leave Petition and notice

has been issued. Counsel states that in view of the law as it

stands today, Court may grant the prayer of petitioner but in case

the Apex Court interferes with judgment in Hexaware

Technologies Ltd. (supra), Sharda Devi Chhajer (supra) or

Shree Cement Limited (supra), then Revenue should be given

liberty to revive the notice issued under Section 148 of the Act.

6. Therefore, keeping open rights and contentions of parties,

we quash and set aside notice dated 28.03.2024 issued under

Section 148 of the Act with liberty as prayed.

7. Petition disposed.

8. Consequently, all pending applications, if any, also stand

disposed.

                                       (SANDEEP TANEJA),J                                                 (K.R. SHRIRAM),CJ
                                       17-a.asopa/-




                                   1    [2024] 162 taxmann.com 225 (Bombay)
                                   2    2025 SCCOnLine Raj 3386
                                   3    DB Civil Writ Petition No.10540/2024, dated 05.08.2025 at Jaipur Bench (unreported)






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