Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maharani Realtors Pvt. Ltd vs Deputy Commissioner Of Income-Tax ...
2025 Latest Caselaw 15281 Raj

Citation : 2025 Latest Caselaw 15281 Raj
Judgement Date : 12 November, 2025

Rajasthan High Court - Jodhpur

Maharani Realtors Pvt. Ltd vs Deputy Commissioner Of Income-Tax ... on 12 November, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:48576-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 22217/2025

Maharani Realtors Pvt. Ltd., Through Its Director And Authorized
Signatory, Mahaveer Lunia S/o Shri Jawrilal Lunia, B-32, Shastri
Nagar, Jodhpur - 342001.
                                                                       ----Petitioner
                                       Versus
1.       Deputy Commissioner Of Income-Tax, Central Circle-1,
         Aayakar Bhawan, Paota C Road, Jodhpur.
2.       The Commissioner Of Income Tax, (Appeals), Jaipur
         Aaykar Bhawan, Lic Building-2, Bhawani Singh Road,
         Ambedkar Circle, Jaipur.
3.       The Principal Comissioner Of Income Tax, (Central),
         Jaipur Aaykar Bhawan, Lic Building-2, Bhawani Singh
         Road, Ambedkar Circle, Jaipur.
                                                                    ----Respondents


For Petitioner(s)            :     Mr. Anjay Kothari
For Respondent(s)            :     Mr. K.K. Bissa with
                                   Mr. G.S. Chouhan



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE ANUROOP SINGHI

Order

12/11/2025

1. Learned counsel for the petitioner submits that petitioner is

unhappy with notice dated 29th March 2023 issued under Section

148 and assessment order dated 30th March, 2024 passed under

Section 147 of the Income Tax Act, 1961 (for short 'the Act').

2. Learned counsel further submits that apart from various

grounds taken in the petition, one of the grounds is that notice

has been issued by Jurisdictional Assessing Officer (JAO) and not

Faceless Assessing Officer (FAO). He also submits that this Court

(Uploaded on 17/11/2025 at 04:44:19 PM)

[2025:RJ-JD:48576-DB] (2 of 6) [CW-22217/2025]

in Shree Cement Limited vs. Assistant Commissioner of

Income-Tax & Others (D.B. Civil Writ Petition No.10540/2024,

dated 05.08.2025, at Jaipur Bench) and Sharda Devi Chhajer

vs. The Income Tax Officer & Anr., reported in 2025

SCCOnLine Raj3386, following judgment of Bombay High Court

in Hexaware Technologies Ltd. vs. Assistant Commissioner

of Income-Tax, Circle 15(1)(2), reported in (2024) 162

tazmann.com 225 (Bombay), has held that such a notice issued

by JAO will be invalid. Therefore any assessment order passed on

an invalid notice will also be bad in law.

3. Mr. Bissa, learned counsel for the respondent submits that

there is a Gujarat High Court judgment in the case of Talati and

Talati LLP vs. Office of Assistant Commissioner of Income

Tax, Circle 4(1)(1), Ahmedabad, wherein Court considered

validity of show cause notice issued under Section 148 of the Act

and the proceedings initiated under Section 153A of the Act. He

further submits that Gujarat High Court did not interfere with

notice but directed assessee to file reply to notice.

4. This Court finds that facts of the Gujarat High Court case in

Talati and Talati LLP (supra) are entirely different from the

facts of present case.

In Talati and Talati LLP (supra), Gujarat High Court has

held that notification dated 29th March 2022 (prescribing e-

assessment scheme) does not cover a case where notice under

Section 148 is issued by the JAO, the information received by him

in the matter of search and seizure under Section 132 of the Act,

1961, or requisitioned under Section 132A.

(Uploaded on 17/11/2025 at 04:44:19 PM)

[2025:RJ-JD:48576-DB] (3 of 6) [CW-22217/2025]

5. The Gujarat High Court has relied on Explanation 2 to

Section 148 (as it existed at the relevant time) to approve the

contention of the Revenue that the concept of automated

allocation, i.e. application of algorithm for randomized allocation of

cases by using suitable technological tools including Artificial

Intelligence and Machine Learning, as defined in Clause 2(1)(b) of

the Scheme dated 29th March 2022, cannot be applied in a case of

search and seizure under Section 132.

6. While upholding the said contention the Gujarat High Court

was perhaps under an understanding that the FAO does not draw

a satisfaction note before proceeding to issue a notice under

Section 148 in search cases. The Gujarat High Court has taken

cognizance of the contention that pre-requisite conditions before

issuance of notice under Section 148, as provided in Explanation 2

of Section 148 would require human application of mind and

cannot be fulfilled by algorithm under the Faceless Regime.

7. The decision of the Division Bench of the Bombay High Court

in the case of Hexaware Technologies Ltd. (supra) has been

distinguished as having been rendered in a case, which falls within

the arena of Explanation 1 to Section 148 and not where

Explanation 2 to Section 148 of the Income Tax Act' 1961, would

be attracted.

8. It is pertinent to note that the Gujarat High Court was not

made aware of the reasoning adopted by Bombay High Court in

the case of Abhin Anilkumar Shah vs. Income Tax Officer,

International Tax Ward Circle-4(2)(1), Mumbai and Ors.

reported in (2024) 468 ITR 350 (Bom) where the orders dated

31st March 2021 and 06th September 2021 issued by the CBDT

(Uploaded on 17/11/2025 at 04:44:19 PM)

[2025:RJ-JD:48576-DB] (4 of 6) [CW-22217/2025]

creating exception for the assessment proceedings undertaken by

the International taxation charges/Central Charges were subject

matter of deliberation.

9. In Abhin Anilkumar Shah (supra) the Court held that said

orders dated 31st March 2021 and 06th September 2021 issued by

the CBDT only carve out exception in relation to the assessment

proceedings. What has been done by order dated 06 th September

2021 is to modify the order dated 31st March 2021 to the extent

of what is set out in paragraph 3 thereof, namely, that in addition

to such exceptions to the applicability of the faceless mechanism

to assessment orders in relation to Central Charges and

International Tax Charges, an additional exception was added,

namely, to the assessment order in cases where pendency could

not be created on ITBA because of technical reasons or cases not

having a PAN, as the case may be. Thus, the scheme as framed

under section 151A and notified under the notification dated 29 th

March 2022 does not include the applicability, inclusion or even

reference to the orders dated 31st March 2021 and 06th September

2021. It was further held that it would be doing violence to the

language of the notification/scheme dated 29 th March 2022 to read

into such notification what has not been expressly provided for

and/or something which is kept outside the purview of the said

notification, namely, the orders dated 31 st March 2021 and 06th

September 2021. It would be uncalled for to read into the scheme

dated 29th March 2022, something which is not included.

10. The Bombay High Court also relied upon the order passed by

the Telangana High Court in the case of Venkataramana Reddy

(Uploaded on 17/11/2025 at 04:44:19 PM)

[2025:RJ-JD:48576-DB] (5 of 6) [CW-22217/2025]

Patloola Vs. Deputy Commissioner of Income Tax, Circle

1(1) and Ors. reported in (2024) 468 ITR 181.

11. Thus the judgment passed by the Gujarat High Court is not

based on the reading of notification dated 29 th March 2022 along

with orders dated 31st March 2021/ 06th September 2021 but is

based on the simple reading of Explanation 2 to Section 148 along

with understanding that the pre-requisites for issuing notice under

Section 148 in search cases cannot be met by the FAO. With due

respect, we do not agree.

12. In these circumstances, notice dated 29 th March 2023 issued

under Section 148 and assessment order dated 30 th March, 2024

passed under Section 147 of the Act along with consequential

proceedings are liable to be quashed and set aside.

13. At this stage, Mr. Bissa submits that in judgment of

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.

14. In view of above, counsel for petitioner states that other

grounds raised are not being pressed upon and they will be taken

at appropriate stage, if required.

15. Therefore, keeping open all rights and contentions of parties,

we quash and set aside notice dated 29 th March 2023 issued under

Section 148 and assessment order dated 30th March, 2024 passed

(Uploaded on 17/11/2025 at 04:44:19 PM)

[2025:RJ-JD:48576-DB] (6 of 6) [CW-22217/2025]

under Section 147 of the Act along with consequential

proceedings, with liberty as prayed.

16. In view of above, learned counsel for the petitioner

undertakes to apply within two weeks to withdraw the appeal

already filed.

17. Undertaking accepted.

18. Petition disposed.

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

disposed.

(ANUROOP SINGHI),J (DR.PUSHPENDRA SINGH BHATI),J

114-Sudheer/-

(Uploaded on 17/11/2025 at 04:44:19 PM)

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 : MAIMS

 
 
Latestlaws Newsletter