Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhuri Kottam vs Union Of India
2025 Latest Caselaw 3876 Tel

Citation : 2025 Latest Caselaw 3876 Tel
Judgement Date : 13 June, 2025

Telangana High Court

Madhuri Kottam vs Union Of India on 13 June, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy
     THE HONOURABLE SRI JUSTICE P.SAM KOSHY
                     AND
     THE HONOURABLE SRI JUSTICE NARSING RAO
                 NANDIKONDA
              WRIT PETITION No.16130 of 2025

ORDER:

(per Hon'ble Sri Justice Narsing Rao Nandikonda)

Heard Mr. M.V.Anil Kumar, learned counsel for the

petitioner and Ms. B.Sapna Reddy, learned Senior Standing

Counsel for the Income Tax Department for the respondents.

Perused the record.

2. This is a writ petition where the proceedings are either

challenged to the notices which were issued under Section 148A

and 148 of the Income Tax Act, 1961 (for short 'the Act') or the

assessment orders those have been passed under Section 147 of

the Act which have been assailed.

3. This writ petition is being taken up today only on one of the

grounds, that the notices issued under Section 148A of the Act

and the subsequent initiation of proceedings under Section 148 of

the Act by the jurisdictional Assessing Officer, whereas in terms

of the amendment that was brought to the Income Tax Act by way

of Finance Act, 2021 w.e.f., 01.04.2021 onwards, proceedings

under Section 148A of the Act as also under Section 148 of the

Act ought to have also been issued and proceeded in a faceless

manner.

4. The contention of the petitioner is that the issue of

proceedings being in violation of the Finance Act, 2021 i.e., the

impugned notices under Section 148A and Section 148 of the Act

not being issued in a faceless manner, have already been dealt with

and decided by this Court in the case of KANKANALA

RAVINDRA REDDY vs. INCOME-TAX OFFICER 1 decided

on 14.09.2023 whereby a batch of writ petitions were allowed and

the proceedings initiated under Section 148A as also under Section

148 of the Act were held to be bad with consequential reliefs on the

ground of it being in violation of the provisions of Section 151A of

the Act read with Notification 18/2022 dated 29.03.2022. The said

judgment passed by this Court has also been subsequently followed

in a large number of writ petitions which were allowed on similar

terms.

[(2023) 156 taxmann.com 178 (Telangana)]

5. Down the line, we find that the same issue has also been

decided against the Revenue by various High Courts i.e.,

by the Bombay High Court in the case of HEXAWARE

TECHNOLOGIES LTD., vs. ASSISTANT COMMISSIONER

OF INCOME TAX & OTHERS 2, Gauhati High Court in the case

of RAM NARAYAN SAH vs. UNION OF INDIA 3, Punjab and

Haryana High Court in the case of JATINDER SINGH BANGU

vs. UNION OF INDIA4, and Telangana High Court in the case of

SRI VENKATARAMANA REDDY PATLOOLA vs. DEPUTY

COMMISSIONER OF INCOME TAX 5 where the issue was in

respect of international taxation, Bombay High Court in the case of

ABHIN ANILKUMAR SHAH vs. INCOME TAX OFFICER,

INTERNATIONAL TAXATION6 which is again on

international taxation and central circle, High Court of Himachal

Pradesh in the case of GOVIND SINGH vs. INCOME TAX

OFFICER 7, Gujarat High Court in the case of MANSUKHBHAI

[2024] 464 ITR 430 (Bom)

[(2024) 156 taxmann.com 478 (Gauhati)]

[(2024) 165 taxmann.com 115 (Punjab & Haryana)]

[2024) 167 taxmann.com 411 (Telangana)]

[2024) 166 taxmann.com 679 (Bombay)]

[2024) 165 taxmann.com 113 (Himachal Pradesh)]

DAHYABHAI RADADIYA vs. INCOME TAX OFFICER,

WARD 3(3)(5)8, Jharkand High Court in the case of SHYAM

SUNDAR SAW vs. UNION OF INDIA9, Rajasthan High Court

in the case of SHARDA DEVI CHHAJER vs. INCOME TAX

OFFICER & ANOTHER and batch of writ petitions 10 which

stood decided on 19.03.2024. Similar views have also been taken

by the Division Bench of Calcutta High Court in the case of

GIRDHAR GOPAL DALMIA vs. UNION OF INDIA & ORS

(M.A.T 1690 of 2023), decided on 25.09.2024.

6. Even though the same issue having been decided by a large

number of High Courts, we are still confronted with large filing of

identical matters on daily basis ranging between 5 to 10 writ

petitions. That upon the instructions being sought from the

Department, they have been taking a solitary ground that the

decision of the Bombay High Court in the case of Hexaware

Technologies Ltd., (2 supra) as also the one which has been

decided by this Court in the case of Kanakala Ravindra Reddy

2024 SCC OnLine Guj 4012

2025 SCC OnLine Jhar 287

[2023: RJ-JD:4984-DB]

(1 supra) has been subjected to challenge in a Special Leave

Petition i.e., SLP No.3574 of 2024 before the Hon'ble Supreme

Court and the Hon'ble Supreme Court is seized of the matter.

In addition, there are about 1200 SLPs also filed arising out of the

same issue being decided by various High Courts.

7. To a query being put to the learned counsel for the Revenue,

they have categorically accepted the fact that there is no interim

order granted by the Hon'ble Supreme Court in any of these

matters pending before it. Meanwhile, fresh writ petitions of

identical nature are being piled up before this Bench on daily basis

and the pendency is getting increased on matter which otherwise

has already been dealt and decided by this very High Court itself.

8. On the one hand, even though the order of this Court that

was passed as early as on 14.09.2023 and more 16 months have

lapsed, till date, we do not find any remedial steps having been

taken by the Income Tax Department to take appropriate steps to

either hold back issuance of notice under Section 148A and under

Section 148 of the Act by the jurisdictional Assessing Officer,

rather the authorities concerned in the teeth of series of decisions

by all the major High Courts in India are continuously still

initiating proceedings under Section 148A of the Act and also

initiating proceedings under Section 148 of the Act in

contravention to the amendments brought into the Income Tax Act

pursuant to the Finance Act, 2020 as also the Finance Act 2021.

9. Upon a query being put as to why can't this writ petition be

disposed of in the teeth of the decision rendered by this Court in

the case of Kanakala Ravindra Reddy (1 supra), learned Standing

Counsel for the Income Tax Department contends that those would

unnecessarily burden the Income Tax Department where they

would be required to file equal number of SLPs before the

Hon'ble Supreme Court and it would be further burdening the

exchequer of the Union of India. It was also the contention of the

learned Standing Counsel that no prejudice would be caused to the

interest of the petitioners in case if this writ petition is kept pending

till the finalization of the SLPs pending before the Hon'ble

Supreme Court and the fact that the petitioner is already enjoying

the benefit of interim protection. Nonetheless, on the earlier query

of this Court as to why the Income Tax Department have not come

out with a mechanism to issue appropriate instructions or to take

appropriate steps in ensuring that proceedings under Section 148A

of the Act as also the assessment orders under Section 148 of the

Act are kept in a hold in the light of the decisions dedcided by the

various High Courts, it was submitted by the learned Standing

Counsel that the said steps can only be taken at the level of CBDT

as any such steps would have to be taken Pan India and cannot be

limited to any of these jurisdictional High Courts.

10. As a result of which, what we are facing is steep increase of

litigation day in and day out even though various orders have been

passed by this High Court allowing writ petitions on the very same

issue. The Income Tax authorities concerned are still even now in

2025 also initiating proceedings in contravention to the provisions

of Section 151A of the Act and as a result by now, more than 600

to 700 petitions have been already got piled up before this High

Court on an issue which otherwise stands squarely covered by the

judgment of this Court in the case of Kanakala Ravindra Reddy

(1 supra). What is also surprising is the fact that though while

allowing the writ petitions in the case of Kanakala Ravindra

Reddy (1 supra), the Division Bench while reserving the right of

the Revenue, has also protected the interest of the petitioners

insofar as the liberty which was granted to the Revenue for

initiating fresh proceedings strictly in accordance with the amended

provisions of the Act, as amended by the Finance Act, 2020 and

the Finance Act, 2021. The petitioner assessee would be entitled to

challenge or raise the other legal objections if the Revenue initiates

fresh proceedings. The Department has made no endeavour in

availing the said liberty that was reserved for the Revenue. On the

contrary, they have been still sticking on to the stand, which this

High Court as well as many other High Courts already held to be

bad.

11. It appears that because of the aforesaid liberty that this High

Court had granted permitting the Revenue for initiating fresh

proceedings as a one-time measure in a faceless manner, the

Income Tax Department wants to take advantage of the same by

protracting these proceedings which would enable them to meet the

limitation that would otherwise come in the way. Likewise, if the

writ petition is kept pending for a considerable long period of time

and finally at a later stage if the Hon'ble Supreme Court confirms

the decision taken by this High Court as also by the other High

Courts in which the SLPs are still pending, the Income Tax

Department would get the advantage of the liberty that is otherwise

protected in favour of the Revenue for initiation of fresh

proceedings from the disposal of these matters at a much later stage

which would be advantageous and beneficial to the Revenue and

would be equally disadvantageous and detrimental so far as interest

of the assesses are concerned. As a consequence, the Income Tax

Department gets an extended period of time for initiation of fresh

proceedings.

12. The alarming trend of docket explosion in this Court, despite

the clear precedent set in Kanakala Ravindra Reddy (1 supra), is a

matter of grave concern. The Income Tax Department's persistent

initiation of fresh proceedings, disregarding the established judicial

pronouncements, has led to an unprecedented surge in litigation

with over 600-700 petitions piling up on the same issue. This

deliberate approach not only undermines the principle of judicial

precedent but also strains the judicial resources unnecessarily. The

Department's strategy of awaiting the Supreme Court's decision on

pending SLPs while continuing to initiate fresh proceedings

appears to be a calculated move to buy time and circumvent

limitation periods, rather than adhering to the established legal

position. Such conduct raises serious questions about the

administrative efficiency and the respect for judicial

pronouncements, particularly when this Court has already provided

a balanced approach by preserving both the Revenue's rights and

assesses interests.

13. Another aspect which needs to be considered is that in fact it

should have been realized by the Income Tax Department itself and

should have found out via media in ensuring that proceedings

under Sections 148-A and 148 should not have been issued in a

faceless manner, at least till the Hon'ble Supreme Court decide the

twelve hundred (1200) odd SLPs which it is already seized of or, at

least the Income Tax Department should have found out some

remedial steps to ensure that wherever the authorities intend to

initiate proceedings under Sections 148-A and 148, other than in a

faceless manner, the proceedings should have been deferred

without precipitating the matter further intimating the assessee that

they shall initiate appropriate proceedings only after the SLP's are

decided by the Hon'ble Supreme Court on the very same issue.

This again, the Income Tax Department, has not been able to give a

convincing reply, except for the fact that such a decision if at all

has to be taken, has to be taken for the whole of India, and which

otherwise has to be by way of a policy decision and that too at the

level of Central Board of Direct Taxes. Though the learned

Standing Counsel for the Income Tax Department contended that

the Delhi High Court dismissed a writ petition of similar nature, on

the one hand when the High Court is struggling to reduce its

pendency, such notices which are under challenge in this writ

petition are forcing the assessee to knock the doors of this High

Court resulting in filing of hundreds of new writ petitions which in

the long run not only affects the disposal of the writ petitions but

also consumes substantial time of the Bench in hearing these

matters again and again on daily basis. Admittedly, in spite of the

matter before the Hon'ble Supreme Court having been taken on

many occasions, the Hon'ble Supreme Court which is seized of the

matter has been reluctant in granting any interim protection to the

Income Tax Department. Yet, the authorities concerned at the

State level are not ready to accept the verdict passed by a majority

of High Courts of different States on the same issue; and to make

things further worse, the Income Tax Department is showing

audacity by issuing notices continuously under Sections 148-A and

148 through the jurisdictional Assessing Officer whereas it ought

to have been only in the faceless manner.

14. In the case of BANK OF INDIA vs. ASSISTANT

COMMISSIONER, INCOME TAX 11, on an issue whether it was

justifiable on the part of the Income Tax Department in not

following an order passed by the adjudicating authority only on the

ground that the appeals are pending, the Division Bench of the

High Court of Bombay held at paragraph No.25 as under, viz., :

"25. Mr. Paridwalla has rightly drawn out attention to the decision of this Court in Commissioner of Income Tax vs. Smt. Godavaridevi Saraf 12 as also the recent decision of the co- ordinate Bench of this Court in Samp Furniture (P) Ltd. v. ITO 13 of which one of us (Justice G.S. Kulkarni) was a member, wherein the Court categorically observed that the Revenue having not "accepted" the judgment of the High Court would not mean that till the same is set aside in a manner known to law, it would loose its binding force. Referring to the decision of the Supreme Court in Union of India vs. Kamlakshi Finance Corporation Ltd. 14, the Court observed that the approach of the officials of Revenue of treating decisions being "not acceptable" was criticized by the Supreme Court. In such decision, following are the relevant observations made by the Supreme Court.

[(2025) 170 taxmann.com 422 (Bombay)]

[1978] 113 ITR 589 (Bombay)

[2024] 165 taxmann.com 581/300 Taxman 452 (Bombay)

[1992] taxmann.com 16/55 ELT 433 (SC)

"6. Sri Reddy is perhaps right in saying that the officers were not actuated by any mala fides in passing the impugned orders. They perhaps genuinely felt that the claim of the assessee was not tenable and that, if it was accepted, the Revenue would suffer. But what Sri Reddy overlooks is that we are not concerned here with the correctness or otherwise of their conclusion or of any factual malafides but with the fact that the officers, in reaching in their conclusion, by-passed two appellate orders in regard to the same issue which were placed before them, one of the Collector (Appeals) and the other of the Tribunal. The High Court has, in our view, rightly criticized this conduct of the Assistant Collectors and the harassment to the assessee caused by the failure of these officers to give effect to the orders of authorities higher to them in the appellate hierarchy. It cannot be too vehemently emphasized that it is of utmost importance that, in disposing of the quasijudicial issues before them, revenue officers are bound by the decisions of the appellate authorities. The order of the Appellte Collector is binding on the Assistant Collectors working within his jurisdiction and the order of the Tribunal is binding upon the Assistant Collectors and the Appellate Collectors who function under the jurisdiction of the Tribunal. The principles of judicial discipline require that the orders of the higher appellate authorities should be followed unreservedly by the subordinate authorities. The mere fact that the order of the appellate authority is not "acceptable" to the department - in itself an objectionable phrase - and is the subject matter of an appeal can furnish no ground for not following it unless its operation has been suspended by a competent court. If this healthy

rule is not followed, the result will only be undue harassment to assesses and chaos in administration of tax laws.

.........

12. We have dealt with this aspect at some length, because it has been suggested by the learned Additional Solicitor General that the observations made by the High Court, have been harsh on the officers. It is clear that the observations of the High Court, seemingly vehement, and apparently unpalatable to the Revenue, are only intended to curb a tendency in revenue matters which, if allowed to become widespread, could result in considerable harassment to the assesses-public without any benefit to the Revenue. We would like to say that the department should take these observations in the proper spirit. The observations of the High Court should be kept in mind in future and the utmost regard should be paid by the adjudicating authorities and the appellate authorities to the requirements of judicial discipline and the need for giving effect to the orders of the higher appellate authorities which are binding on them."

15. What is worrying this Bench more is the fact that an

endeavour is being made whole heartedly to ensure not to generate

further litigation on issues which have been laid to rest by a large

number of High Courts all of whom have taken a consistent stand

that the action of the Income Tax Department being violative of the

Finance Act, 2020 and Finance Act, 2021. Now, in order to protect

the interest of the Revenue as also that of the assessee, it would be

trite at this juncture, if we dispose of the writ petition with an

observation/direction that the disposal of the instant writ petition in

terms of the judgment rendered by this High Court in the case of

Kankanala Ravindra Reddy (1 supra) shall however be subject to

the outcome of the SLPs which were filed by the Income Tax

Department and which is pending consideration before the Hon'ble

Supreme Court.

16. In the given facts and circumstances, this Bench is of the

considered opinion that unless and until we do not timely dispose

of matters which are squarely covered by the decision of this Court

and which stands fortified by the decisions of the various other

High Courts on the very same issue, the pendency of this High

Court would further be burdened which otherwise can be decided

and disposed of as a covered matter.

17. So far as the interest of the Revenue is concerned, we are of

the considered opinion that the interest of the Revenue has already

been considered and protected, as has been observed in paragraphs

36, 37 and 38 of the order which, for ready reference, is reproduced

hereunder:

36. For all the aforesaid reasons, the impugned notices issued and the proceedings drawn by the respondent-

Department is neither tenable, nor sustainable. The notices so issued and the procedure adopted being per se illegal, deserves to be and are accordingly set aside/quashed. As a consequence, all the impugned orders getting quashed, the consequential orders passed by the respondent-Department pursuant to the notices issued under Section 147 and 148 would also get quashed and it is ordered accordingly. The reason we are quashing the consequential order is on the principles that when the initiation of the proceedings itself was procedurally wrong, the subsequent orders also gets nullified automatically.

37. The preliminary objection raised by the petitioner is sustained and all these writ petitions stands allowed on this very jurisdictional issue. Since the impugned notices and orders are getting quashed on the point of jurisdiction, we are not inclined to proceed further and decide the other issues raised by the petitioner which stands reserved to be raised and contended in an appropriate proceedings.

38. Since the Hon'ble Supreme Court had, in the case of Ashish Agarwal, supra, as a one-time measure exercising the powers under Article 142 of the Constitution of India, permitted the Revenue to proceed under the substituted provisions, and this Court allowing the petitions only on the procedural flaw, the right

conferred on the Revenue would remain reserved to proceed further if they so want from the stage of the order of the Supreme Court in the case of Ashish Agarwal, supra.

18. We would only further like to make observations that since

we are inclined to dispose of the instant writ petition, conscious of

the fact that the earlier order of this High Court in the case of

Kanakala Ravindra Reddy (1 supra) is subjected to challenge

before the Hon'ble Supreme Court in SLP No.3574 of 2024,

preferred by the Income Tax Department, we make it clear that

allowing of the instant writ petition is subject to outcome of the

aforesaid SLP preferred by the Revenue against the decision of this

High Court in the case of Kanakala Ravindra Reddy (1 supra).

This, in other words, would mean that either of the parties, if they

so want, may move an appropriate petition seeking revival of this

writ petition in the light of the decision of the Hon'ble Supreme

Court in the pending SLP on the very same issue.

19. Accordingly, the instant writ petition stands allowed in

favour of the assessee so far as the issue of jurisdiction is

concerned. As a consequence, the impugned notice under

challenge under Sections 148-A and 148 stands set aside/quashed.

The consequential orders, if any, also stand set aside/quashed in

similar terms as have been passed by this High Court in the case of

Kankanala Ravindra Reddy (1 supra). There shall be no order as

to costs.

Consequently, miscellaneous petitions pending, if any, shall

stand closed.

__________________ P.SAM KOSHY, J

_______________________________ NARSING RAO NANDIKONDA, J

13.06.2025 AQS

THE HONOURABLE SRI JUSTICE P.SAM KOSHY AND THE HONOURABLE SRI JUSTICE NARSING RAO NANDIKONDA

WRIT PETITION No.16130 of 2025

13.06.2025 AQS

 
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