Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vijay Parakh vs The Deputy Commissioner Of Income Tax ...
2025 Latest Caselaw 15667 Raj

Citation : 2025 Latest Caselaw 15667 Raj
Judgement Date : 18 November, 2025

Rajasthan High Court - Jodhpur

Vijay Parakh vs The Deputy Commissioner Of Income Tax ... on 18 November, 2025

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2025:RJ-JD:49830-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                D.B. Civil Writ Petition No. 22659/2025

Vijay Parakh S/o Shri Pannalal Parakh, Aged About 42 Years,
Resident Of Jain Bhawan, 1St A Road Sardarpura, Jodhpur,
Rajathan-342003.
                                                                      ----Petitioner
                                       Versus
The Deputy Commissioner Of Income Tax, Central Circle - 1,
Jodhpur Having Its Address At Aayakar Bhawan, Paota C Road,
Jodhpur, Rajasthan.
                                                                    ----Respondent


For Petitioner(s)            :     Mr. Rajat Arora
                                   Mr. Dinesh Kumar
                                   Mr. Lucky Rajpurohit
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

18/11/2025

1. Learned counsel for the petitioner submits that petitioner is

unhappy with notice dated 22.03.2025 issued under Section 148 of the

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

2. He 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 in Shree Cement Limited vs.

Assistant Commissioner of Income-Tax & Others and Sharda

Devi Chhajer vs. The Income Tax Officer & Another following

judgment of Bombay High Court in Hexaware Technologies Ltd. vs.

Assistant Commissioner of Income-Tax, Circle 15(1)(2) has held

that such a notice issued by JAO will be invalid.

(Uploaded on 21/11/2025 at 04:53:02 PM)

[2025:RJ-JD:49830-DB] (2 of 5) [CW-22659/2025]

3. Mr. Bissa 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. We find 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.

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

(Uploaded on 21/11/2025 at 04:53:02 PM)

[2025:RJ-JD:49830-DB] (3 of 5) [CW-22659/2025]

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. where the orders dated 31st

March 2021 and 06th September 2021 issued by the CBDT 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

(Uploaded on 21/11/2025 at 04:53:02 PM)

[2025:RJ-JD:49830-DB] (4 of 5) [CW-22659/2025]

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 31st March 2021 and 06th September 2021. It

would be uncalled for to read into the scheme dated 29 th 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 Patloola

Vs. Deputy Commissioner of Income Tax, Circle 1(1) and Ors.

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 22.03.2025 passed under

Section 148 of the Act is 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.

(Uploaded on 21/11/2025 at 04:53:02 PM)

[2025:RJ-JD:49830-DB] (5 of 5) [CW-22659/2025]

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

quash and set aside notice dated 22.03.2025 passed under Section 148

of the Act with liberty as prayed.

16. Petition disposed.

17. Consequently, all pending applications, if any, also stand disposed.

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

96-Sudheer/-

(Uploaded on 21/11/2025 at 04:53:02 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