Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Choudhary vs Deputy Commissioner Of Income Tax ...
2026 Latest Caselaw 548 Raj

Citation : 2026 Latest Caselaw 548 Raj
Judgement Date : 15 January, 2026

[Cites 3, Cited by 0]

Rajasthan High Court - Jodhpur

Narendra Choudhary vs Deputy Commissioner Of Income Tax ... on 15 January, 2026

Author: Yogendra Kumar Purohit
Bench: Yogendra Kumar Purohit
[2026:RJ-JD:2335-DB]

         HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
                     D.B. Civil Writ Petition No. 1027/2026

    Narendra Choudhary S/o Ram Ratan Choudhary, Aged About 57
    Years, R/o 9, Bheru Sadan, Polo First, Paota, Jodhpur, Rajasthan.
                                                                           ----Petitioner
                                           Versus
    1.      Deputy Commissioner Of Income Tax, Central Circle -1,
            Jodhpur, Jodhpur, Rajasthan, Aayakar Bhawan, Paota C
            Road, Jodhpur, Rajasthan.3423001.
    2.      Principal Commissioner Of Income Tax, (Central), Jaipur
            Lic   Building,      Jeevan        Nidhi-2,       Bhawani     Singh   Road,
            Ambedkar Circle, Jaipur, Rajasthan.
                                                                        ----Respondents


For Petitioner(s)                :     Mr. Jaideep Saluja
For Respondent(s)                :     Mr. KK Bissa
                                       Mr. GS Chouhan



                   HON'BLE MR. JUSTICE ARUN MONGA

HON'BLE MR. JUSTICE YOGENDRA KUMAR PUROHIT

Order

15/01/2026

1. The present writ petition is filed against the impugned notice

dated 18.11.2022 issued under Section 148 of the Income Tax

Act, 1961 and the consequent assessment order dated 20.03.2024

passed by the respondent Assessing Officer for the Assessment

Year 2019-20.

2. On a court query, learned counsel for the respondents, at the

outset, fairly submits that the controversy in the present writ

petitions is squarely covered by the judgment of this Court in

Sharda Devi Chhajer v. Income Tax Officer & Anr. 1, which, in

turn has followed the similar prior view taken by the Bombay High 1 2025 SCC OnLine Raj 3386

(Uploaded on 20/01/2026 at 06:35:01 PM)

[2026:RJ-JD:2335-DB] (2 of 3) [CW-1027/2026]

Court in Hexaware Technologies Ltd. v. Assistant

Commissioner of Income-Tax2, wherein it has been held that

notices issued by the Jurisdictional Assessing Officer, instead of

the Faceless Assessing Officer, are without jurisdiction.

3. It is further submitted that the Revenue has preferred a

Special Leave Petition against the judgment in Hexaware

Technologies Ltd. and notice has been issued by the Hon'ble

Supreme Court.

4. Accordingly, learned counsel for the respondent would

submit that in case this court is inclined to allow the petition,

liberty be granted in favour of the Revenue to revive the

proceedings in the event the judgments in Hexaware

Technologies Ltd. (supra) and Sharda Devi Chhajer (supra)

are set aside or materially modified by the Hon'ble Apex Court.

Request seems fair.

5. We are in respectful agreement with the view taken by

Division Bench of this court in Sharda Devi Chhajer (supra)

and Hexaware Technologies Ltd. (supra), holding that

jurisdiction vests exclusively with the Faceless Assessing Officer.

Accordingly, so long the judgments, ibid, continue to hold the

field, issuance of notices by the Jurisdictional Assessing Officer is

legally unsustainable.

6. In the premise, keeping all rights and contentions, as raised

herein, the impugned notice dated 18.11.2022 issued under

Section 148 of the Income Tax Act, 1961 for A.Y. 2019-2020 as

well as the consequential impugned assessment order dated

2 2024 SCC OnLine Bom 1249

(Uploaded on 20/01/2026 at 06:35:01 PM)

[2026:RJ-JD:2335-DB] (3 of 3) [CW-1027/2026]

20.03.2024 passed under Section 147 of the Income Tax Act,

1961 along with all proceedings consequential thereto, are

quashed for lack of jurisdiction.

7. Liberty is, however, granted to the respondents-Revenue to

initiate proceedings afresh through the Faceless Assessing Officer,

in accordance with law within the prevailing statutory framework,

subject to compliance of limitation and other legal requirements.

8. It is clarified that in the event the judgments in Hexaware

Technologies Ltd. (supra) and Sharda Devi Chhajer (supra)

are reversed/set aside or materially modified by the Hon'ble

Supreme Court, the respondent-Revenue shall be at liberty to act

afresh in accordance thereof.

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

states that the other grounds raised herein are not pressed at this

stage and be kept open to be urged, if required, at an appropriate

later stage. He also undertakes to apply for withdrawal of the

appeal already filed within a period of two weeks. The undertaking

is accepted.

10. Accordingly, the writ petition stands disposed of.

11. Pending application, if any, also stands disposed of.

(YOGENDRA KUMAR PUROHIT),J (ARUN MONGA),J

117-raksha/-

(Uploaded on 20/01/2026 at 06:35:01 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter