Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Shri Chamareddyhally vs Assessment Unit on 6 August, 2024

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                                -1-
                                                             NC: 2024:KHC:31161
                                                          WP No. 21166 of 2024



                          IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              DATED THIS THE 6TH DAY OF AUGUST, 2024
                                             BEFORE
                            THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                               WRIT PETITION NO. 21166 OF 2024 (T-IT)
                   BETWEEN:
                   SHRI CHAMAREDDYHALLY
                   MUNISWAMY GOWDA RADHAKRISHNA
                   S/O C R MUNISWAMY GOWDA,
                   AGED ABOUT 59 YEARS,
                   NO.117/2, HORAMAVU, AGARA MAIN ROAD,
                   VODDRAPALYA, HORAMAVU AGARA MAIN ROAD
                   BENGALURU - 560 043.

                                                                   ...PETITIONER
                   (BY SRI. SRIHARI A V., ADVOCATE)

                   AND:

                   1.   ASSESSMENT UNIT
                        INCOME TAX DEPARTMENT,
                        MINISTRY OF FINANCE,
                        ROOM NO.401, 2ND FLOOR, E-RAMP,
                        JAWAHARLAL NEHRU STADIUM,
                        DELHI - 110 003.
                        REPRESENTED BY ADDITIONAL / JOINT / DEPUTY /
Digitally signed        ASSISTANT COMMISSIONER OF
by                      INCOME-TAX / INCOME-TAX OFFICER
LEELAVATHI S
R
Location: HIGH     2.   THE INCOME TAX OFFICER,
COURT OF                WARD-1(2)(1),
KARNATAKA
                        BENGALURU - 560 095.

                   3.   THE PRINCIPAL COMMISSIONER OF INCOME TAX-1
                        THE OFFICE OF THE PRINCIPAL
                        COMMISSIONER OF INCOME TAX - 1,
                        BMTC BUILDING, KORAMANGALA,
                        BENGALURU - 560 095.
                                                            ...RESPONDENTS
                   (BY SRI.M. DILIP, ADVOCATE)

                        THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
                   227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
                                      -2-
                                                      NC: 2024:KHC:31161
                                                    WP No. 21166 of 2024



ASSESSMENT ORDER PASSED UNDER SECTION 147 R/W 144 R/W
144B OF THE ACT DATED 17.03.2023 BEARING DIN AND NOTICE
NO.ITBA/AST/S/147/2022-23/1050918370(1) ISSUED BY  THE
RESPONDENT NO.1 FOR THE ASSESSMENT YEAR 2018-19 HEREIN
MARKED AS ANNEXURE-A1 AND ETC.,

    THIS WRIT PETITION, COMING ON FOR ORDERS THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

CORAM:      HON'BLE MR JUSTICE S.R.KRISHNA KUMAR

                                ORAL ORDER

In this petition, petitioner seeks the following reliefs:

"i) Issue a writ of certiorari or direction in the nature of a writ of certiorari quashing the assessment order passed under Section 147 r/w 144 r/w 144B of the Act dated 17.03.2023 bearing DIN & Notice No. ITBA/AST/S/147/2022-23/1050918370(1) issued by the Respondent No.1 for the assessment year 2018-19 herein marked as ANNEXURE-A1.
ii) Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the Notice issued under Section 274 r/w 270A No.ITBA/PNL/S/270A/2022-23/ 1050918396(1) issued by the Respondent no. 1 for the assessment year 2018-19 herein marked as Annexure-A2.
iii). Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the notice dated 17.03.2023 issued under section 274 r/w 271AAC(1) of the act bearing DIN & Notice No.ITBA/PNL/S/271AAC(1)2022-

23/1050918397(1) issued by the Respondent No.1 for the assessment year 2018-19 marked as ANNEXURE - A3. -3-

NC: 2024:KHC:31161 WP No. 21166 of 2024

iv) . Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the penalty show cause notice issued under section 270A of the Act dated 04.07.2023 bearing DIN & Notice No. ITBA/PNL/F/270A/2023- 24/1054100983(1) issued by the Respondent No. i for the assessment year 2018-19 marked as ANNEXURE-A4.

v). Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the show cause notice issued under section 272A(1)(D) dated 04/07/2023 bearing DIN & Notice No.ITBA/PNL/F/271A(1)(D)/2023- 24/1054101121(1) issued by the Respondent No. l or the assessment year 2018-19 herein marked as ANNEXURE-A5.

vi). Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the show cause notice dated 04/07/2023 issued under section 271AAC(1) bearing show DIN & Notice No. ITBA/PNL/F/271AAC(1)2023- 24/1054100958(1) issued by the Respondent No. 1 or the assessment year 2018-19 marked asANNEXURE-A6.

vii). Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the show cause notice dated 20.03.2022 issued under section 148A(B) of the Act bearing DIN & Notice No. ITBA/AST/F/148A(SCN)/2021- 22/1041105942(1) issued by the Respondent No. 2 for the assessment year 2018-19 marked as ANNEXURE-B1.

viii. . Issue a writ of Certiorari or direction in the nature of a writ of certiorari quashing the order passed under section 148(D) of the Act dated 29.03.2022 bearing DIN and Notice No. ITBA/ART/F/148A/2021-22/1041961619(1) -4- NC: 2024:KHC:31161 WP No. 21166 of 2024 issued by the Respondent No. 2 for the assessment year 2018-19 herein marked as ANNEXURE-B2.

ix) . Issue a writ of Certiorari or any other writ or order quashing the notice dated 29.03.2022 issued under section 148 of the Act issued by the Respondent No.2 for the assessment year 2018-19 herein marked as ANNEXURE- B2."

2. Heard learned counsel for the petitioners and learned counsel for the respondents and perused the material on record.

3. In addition to reiterating the various contentions urged in the memorandum of petition and referring to the material on record, learned counsel for the petitioner submits that notice issued by the respondents under Section 148A(b) of the Income Tax Act, 1961 (for short, 'IT Act'), dated 20.03.2022 was not received by petitioner and he was not aware of the notice and consequently, petitioner could not submit its reply / response along with documents to the said notice. It is submitted that the inability and omission on the part of the petitioner to submit reply / response along with documents to the Section 148A(b) notice was due to bonafide reasons, unavoidable circumstances and sufficient cause and as such, if one more opportunity is provided to the petitioner to do so by setting aside the impugned orders and notices, the -5- NC: 2024:KHC:31161 WP No. 21166 of 2024 petitioner would do so and respondents may be directed to proceed further in accordance with law.

4. Per contra, learned counsel for the respondents submits that there is no merit in the petition and that the same is liable to be dismissed.

5. A perusal of the impugned order will indicate that it is an undisputed fact that petitioner has not submitted reply / response along with documents to Section 148A(b) notice. Under these circumstances, in view of the specific assertion on the part of the petitioner that his inability and omission to submit a reply along with documents to Section 148A(b) notice was due to bonafide reasons, unavoidable circumstances and sufficient cause and if one more opportunity is granted, petitioner would submit reply along with documents, I deem it just and appropriate to set aside the impugned order at Annexure-B2 dated 29.03.2022 passed under Section 148A(d) of the IT Act and subsequent notice / orders, etc., and remit the matter back to respondent No.1 for reconsideration afresh from the stage of submitting of reply by the petitioner to Section 148A(b) notice and to proceed further in accordance with law.

-6-

NC: 2024:KHC:31161 WP No. 21166 of 2024

6. In the result, pass the following:

ORDER
(i) The petition is hereby allowed.
(ii) Impugned notices / orders at Annexures A1, A2, A3, A4, A5, A6, B and B2 are hereby set aside.
(iii) Matter is remitted back to respondent No.1 for reconsideration afresh in accordance with law from the stage of submitting of reply to the Show Cause Notice under Section 148A(b) of the IT Act at Annexure-B1 dated 20.03.2024.

(iv) Liberty is reserved in favour of the petitioner to submit replies, responses, pleadings, documents, etc., to the respondent, who shall consider the same, provide sufficient and reasonable opportunity to the petitioner and proceed further in accordance with law.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE BMC List No.: 1 Sl No.: 30