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 21, Cited by 0]

Income Tax Appellate Tribunal - Gauhati

M/S. Hotel Centre Point, Shillong vs Income Tax Officer, Ward-1, Shillong on 31 May, 2023

IN THE INCOME TAX APPELLATE TRIBUNAL "GAUHATI" BENCH: GAUHATI
                       VIRTUAL HEARING AT KOLKATA
 [Before Shri Rajesh Kumar, Accountant Member & Shri Sonjoy Sarma, Judicial Member ]
                        I.T.A. Nos.187 to 189/Gau/2020
                 Assessment Years: 2012-13, 2016-17 & 2017-18

    M/s Hotel Centre Point , Shillong     Vs.    ITO , Ward-1, Shillong

    (PAN: AAGFH 6360 L)

    Appellant / (अपीलाथ )                        Respondent / ( यथ )


                       I.T.A. Nos.190 to 193/Gau/2020
            Assessment Years: 2012-13, 2013-14, 2016-17 & 2017-18

    M/s Re-Kynjai Serenity By the         Vs.    ITO , Ward-2, Shillong
    Lake

    (PAN: ACBFS 8181 P)

    Appellant / (अपीलाथ )                        Respondent / ( यथ )



           Date of Hearing / सुनवाई     25.04.2023

           क   तथ

           Date of Pronouncement /      31.05.2023
           आदे श उ घोषणा क       तथ

           For the Appellant /          Shri Sanjay Mody, FCA
           नधा#$रती क ओर से

           For the Respondent /         Shri N. T. Sherpa, JCIT
           राज(व क ओर से
                                         2                        ITA Nos. 187 to 189/Gau/2020
                                                                ITA Nos. 190 to 193/ Gau/2020
                                                       AYs: 2012-13, 2016-17,2017-18, 2013-14
                                                                        M/s Hotel Centre Point
                                                           M/s Ri-Kiyunjai Serenity By the Lake
                                    ORDER/ आदे श

Per Rajesh Kumar, AM:

These are the appeals preferred by the different assessee against the separate orders of the Ld. Commissioner of Income Tax (Appeals)- Shillong [hereinafter referred to as 'Ld. CIT(A)'] even dated 27.02.2020 for the assessment years 2012-13, 2013- 14,2016-17 and 2017-18.

2. In all these appeals, the assessees have raised common legal issue by filing the additional. Since the legal issue raised in all these appeals is same , these are being clubbed together and decided by this common order for the sake of brevity and convenience. The ITA No. 187/Gau/2020 is taken as lead case and the additional ground raised is reproduced as under:

1. For that in absence of computer generated document identification number (DIN) having been quoted in the body of the order of assessment dated 16.12.2019 passed under Section 147 r.w.s. 144 of the Income-tax Act, 1961 and in the body of Notice of Demand dated 16.12.2019 issued under Section 156 of the Income Tax Act, 1961 the impugned order of assessment and the notice of demand are bad in law and unsustainable.

3. The Ld. A.R submitted that the issue raised in additional ground is qua the absence of non-mentioning of computer generated document identification no. in the assessment order dated 16.12.2019 passed u/s 147 read with Section 144 of the Act and also in the body of the demand notice dated 16.12.2019 issued u/s 156 of the Act is purely a legal issue and the facts qua the issue which are available on the appeal before the Bench . Since the non-mentioning of computer generated document identification number in the assessment order as well as in the demand notice goes to the root of the matter which is not curable and therefore the Ld. A.R prayed that the same may kindly be admitted for adjudication. The assessee relied on the decision of Hon'ble Supreme Court in the case of Jute Corpn. of India Ltd. v. Commissioner of Income-tax in [1991] 187 ITR 688 (SC) dated 4th September, 1990 and National 3 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake Thermal Power Co. Ltd. v. Commissioner of Income-tax [1998] 229 ITR 383(SC)/[1999] 157 dated December 4, 1996.

4. The Ld. D.R on the other hand opposed the additional ground filed by the assessee on the ground that the same was not raised before either of the authorities below and therefore may kindly be dismissed. However on the issue of non-generating and non-mentioning of DIN on the assessment order as well as on the demand notice, the Ld. D.R could not give plausible reply.

5. After hearing rival contentions and perusing the material on record including the assessment order as well as the demand notice, we observe that undisputedly there is no mention of DIN no. on the assessment order as well as on the demand notice. This being a legal issue raised by the assessee which in our opinion no further verification of facts is required as all the facts are available before us. Therefore, we are inclined to admit this additional ground by relying on the decision of Hon'ble Supreme Court in the case of National Thermal Power Co. Ltd. (supra) and Jute Corporation of India Ltd. Vs CIT(Supra).

6. The Ld. Counsel of the assessee vehemently stated before the Bench that assessment order has been passed by the AO without generation of DIN and mentioning the same in the order. The ld Counsel further contended that even assuming for a moment that if the DIN is generated , the mandate of the Act is that it has to be quoted/ mentioned on the assessment order as well as on the demand notice which was no done in the order and demand notice dated 31.12.2019. The Ld. A.R drew our notice to the Circular No. 19/2019 dated 19.08.2019 wherein in Para 2 it has been provided that in order to maintain audit trail of all communication, the Board has in exercise of power u/s 119 of the Act has decided that no communication shall be issued by any income tax authority relating to assessment, appeals, orders, statutory or otherwise, examinations, enquiry, investigation, verification of information, penalty, prosecution, rectification approval etc. to the assessee or any other person, on or after the 1st day of October, 2019 unless a computer-generated DIN has been 4 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake allotted and duly quoted in the body of such communication. The ld. A.R also referred to the circumstances when the communication may be issued and stated that only after recording a reasons in writing in the file and with the prior approval of the Chief Commissioner /Director General of Income Tax, the generation and mentioning is dispensed with. . The Ld. A.R further stated that in para 4 of the said circular that any communication which is not in conformity with Para 2 and Para 3 above shall be treated as invalid and shall be deemed to have never been issued. The Ld. A.R therefore submitted that assessment order passed u/s 144/ 147 dated 16.12.2019 as well as the demand notice are without quoting DIN no. and consequently the same are invalid and deserve to be quashed. The Ld. A. R in defense of its argument relied the decision of Shri Mahesh Kumar Sureka Vs PCIT ITA No. 106/Kol/2021 A.Y. 2012-

13.The Ld. A.R therefore prayed that the assessment order as well as demand notice may kindly be quashed by allowing additional ground of appeal.

7. The Ld. D.R on the other hand relied on the order of authorities below by submitting that not mentioning DIN no. in the assessment order and dotice of demand is not incurable defect and is taken care of by section 292B of the Actif not done. The ld DR therefore prayed that appeal may be restored to the file of AO so that the same could be quoted in the body of the order.

8. After hearing the rival submission and perusing the material on record, we find that the assessment order has been passed without quoting DIN no. on its body which is a clear violation of Circular No. 19/2019 which provides that any communication including assessment order without quoting of DIN no which is a computer generated by the AO would render the said communication or the assessment order invalid. The said circular has been issued by the CBDT to overcome the problem of issuing notices orders, summon orders and correspondences issued manually without maintaining a proper audit trail of such communication. In our opinion the circular is binding on the authorities below and therefore not mentioning DIN on the body of the order would render the order as invalid and nullity. The case of the assessee finds 5 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake support from the decision of Shri Mahesh Kumar Sureka Vs PCIT (supra). The operative part is extracted as under:

5. We have considered the rival submission. We find that the issue is squarely covered by the decision of the Coordinate Bench of the Tribunal in the case of Tata Medical Centre Trust vs. CIT (supra). The relevant part of the order of the Tribunal for the sake of ready reference is reproduced as under:
"11. We have heard the rival submissions and perused the material available on record and given our thoughtful consideration to the submissions made by both the parties. Before adverting on the issue in hand, the CBDT Circle No. 19/2009 dated 14.08.2019, copy of which is placed in the paper book pages 68-69, is reproduced hereunder for ready reference:
CircularNo.19/2019
Government of India Ministry of Finance Department of Revenue Central Board of Direct Taxes New Delhi, dated the 14th August,2019 Subject: Generation / Allotment/Quoting of Document Identification Number in Notice/Order/Summons/letter/correspondence issued by the Income-tax Department- reg.
With the launch of various e-governance initiatives, Income-tax Department is moving toward total computerization of its work. This has led to a significant improvement in delivery of services and has also brought greater transparency in the functioning of the tax- administration. Presently, almost all notices and orders are being generated electronically on the Income Tax Business Application (ITBA) platform. However, it has been brought to the notice of the Central Board or Direct Taxes (the Board)that there have been some instances in which the notice, order, summons, letter and any correspondence (hereinafter referred to as "communication") were found to have been issued manually, without maintaining a proper audit trail of such communication.
2. Inordertopreventsuchinstancesandtomaintainproperaudittrailofall communication, the Board in exercise of power under section 119 of the Income-tax Act, 1961 (hereinafter referred to as ·'the Act"),has decided that no communication shall be issued by any income- tax authority relating to assessment, appeals, orders, statutory or otherwise, exemptions, enquiry. investigation, verification of information, penalty, prosecution, rectification, approval etc. to the assessee or any other 6 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake person, on or after the 1stday of October, 2019 unless a computer- generated Document Identification Number (DIN) has been allotted and is duly quoted in the body of such communication.
3. In exceptional circumstances such as,-
(i) when there are technical difficulties in generating /allotting / quoting the DIN and issuance or communication electronically; or
(ii) when communication regarding enquiry, verification etc. is required to be issued by an income-tax authority, who is outside the office, for discharging his official duties; or
(iii) when due to delay in PAN n1igrationPAN is lying with non-
jurisdictional Assessing Officer; or
(iv) when PAN or assessee is not available and where a proceeding under the Act (other than verification under section131or section133 of the Act)is sought to be initiated; or
(v) When the functionality to issue communication is not available in the system, The communication may be issued manually but only after recording reasons in writing in the file and with prior written approval of the Chief Commissioner/Director General of income- tax. In cases where manual communication is required to be issued due to delay in PAN migration, the proposal seeking approval for issuance of manual communication shall include there as on for delay in PAN migration. The communication issued under aforesaid circumstances shall state the fact that the communication is issued manually without a DIN and the date of obtaining of the written approval of the Chief Commissioner/Director General or Income-Tax for issue of manual communication in the following format-
" ..This communication issues manually without a DIN on account of reason /reasons given inpara3(i)/3(ii)/3(iii)/3(iv)/3(v)of the CBDT Circular No... dated ........................................................................... (strike off those which are not applicable) and with the approval of the Chief Commissioner Director General of Income Tax vide number .... dated "

4. AnycommunicationwhichisnotinconformitywithPara-2andPara- 3above,shallbe treated as invalid and shall be deemed to have never been issued.

5. The communication issued manually in the three situations specified in para 3-(i),(ii)or

(iii)above shall have to be regularized within 15 working days of its issuance,by-

7 ITA Nos. 187 to 189/Gau/2020

ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake i. Uploading them annual communication on the System. ii. Compulsorily generating the DIN on the System;

iii. Communicating the DIN so generated to the assessee/ any other person as per electronically generated pro-forma available on the System.

6. An intimation of issuance of manual communication for the reasons mentioned in para 3(v) shall be sent to the Principal Director General of Income-tax (Systems) within seven days from the date of its issuance.

7. Further, in all pending assessment proceedings, where notices were issued manually, prior to issuance of this Circular, the income- tax authorities shall identify such cases and shall upload the notices in these cases on the Systems by 31thOctober, 2019.

8. Hindi version to follow.

(Sarita Kumari) Directo r(ITA.II),CBDT (F.No.225/95/2019-ITA.II)

12. From the perusal of above circular, we note that CBDT came out with this circular to mitigate the issues/instances where certain notices, orders, summons, letters and other correspondences which have been issued manually do not have proper audit trail of their communication despite various e- governance initiatives and computerization of its work. Therefore, in order to prevent such instances and to maintain proper audit trail of all the communications, CBDT directed that no communication shall be issued by any Income-tax authority relating to assessment, appeals, orders, statutory or otherwise, exemptions, enquiry, investigation, verification of information, penalty, prosecution, rectification, approval etc. to the assessee or any other person, on or after the 01.10.2019 unless a computer generated DIN has been allotted and is duly quoted in the body of such communication. We note that para 3 of the said circular provides for certain exceptional circumstances when the communication is issued manually, in which case such manually issued communications should contain the fact that the said communication is issued manually without a DIN and the date of obtaining of the written approval of the Chief Commissioner/Director General of Income-tax for issue of said manual communication in the prescribed format. Thus, it is observed from the said circular that all the communications mentioned therein have to be either generated and issued electronically with DIN or in certain exceptional circumstances the communication may be issued manually without DIN, fact of which along with its written approval has to be stated in the body of the said communication, failing which, para 4 of the said circular states that such communication shall be treated as 'invalid' and shall be deemed to have never been issued'.

8 ITA Nos. 187 to 189/Gau/2020

ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake 12.1 On a specific query by the bench to the Ld. CIT, DR to point out if there was any exceptional circumstance which led to the manual issue of the order u/s. 263 of the Act, he pointed out that the only possibility of exceptional circumstance as mentioned in the CBDT Circular, could be as listed in para 3(i) which mentioned that "when there are technical difficulties in generating /allotting/quoting the DIN and issuance of communication electronically". For this he requested for verification of the case records. 12.2 On this aspect, Ld. Counsel for the assessee submitted that it is undisputed and verifiable fact that the impugned order is not an electronic communication but a manual order as is evident from the perusal of the order itself. It is an order which has been passed manually and page 9 of the said order does not even bare a full and proper signature of the Ld. CIT(E), Kolkata. Page 10 of the said order bears the signature of TRO(E), Kolkata, dated 31.03.2021, and therefore, the exception pointed out by the Ld. CIT, DR does not apply in the present case since it is relevant only to a communication which is issued electronically. He further pointed out that within this para 3 of the CBDT Circular, it is mentioned that when the communication is issued manually, such communication in its body must state the fact that the said communication is issued manually without a DIN and the date of obtaining of the written approval of the prescribed authority for issue of manual communication in the prescribed format has to be stated therein. In the present case, no such fact of issuing the present order manually without a DIN by obtaining an approval from prescribed authority in the prescribed format is mentioned/quoted in the body of the impugned order and, therefore, even if the case records are verified, it will not serve any purpose since the impugned order itself does not contain any such factual notation as contemplated in para 3 of the CBDT circular.

12.3 In order to demonstrate how a communication issued electronically containing a DIN would look like, the Ld. Counsel referred to one such notice u/s. 154 dated 08.10.2020 issued on the assessee, placed at paper book page 53, scanned copy of which is reproduced hereunder for ease of reference:

9 ITA Nos. 187 to 189/Gau/2020
ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake 12.4 From this notice, Ld. Counsel pointed out that on the top left corner it bears a Bar Code. Further, in the box on the top of right hand side it bears a DIN and Notice No. Also, in the body of the notice, it mentions about the fact that document is digitally signed. Further, in the left bottom of the said notice, there is a legend put with an asterisk (*) mark which says 'DIN'.
10 ITA Nos. 187 to 189/Gau/2020

ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake 12.5 In contrast to this, attention of the bench was invited, both to the show cause notice issued pursuant to revisionary proceeding u/s. 263 of the Act dated 23.03.2021 placed at pages 55 to 57 of the paper book, which was issued manually and does not bear any reference to DIN in terms of CBDT circular so also the impugned order passed u/s. 263 which is also issued manually and does not bear any reference to DIN as required by the CBDT circular. The first page and the last two pages of the impugned order are reproduced hereunder for reference, in the context of quoting DIN as contemplated by CBDT circular:

11 ITA Nos. 187 to 189/Gau/2020
ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake 12 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake 13 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake
13. From the above submissions and arguments, we note that it is an undisputed fact that the impugned order u/s. 263 of the Act has been issued manually which does not bear the signature of the authority passing the order.

Further, from the perusal of the entire order, in its body, there is no reference to the fact of this order issued manually without a DIN for which the written approval of Chief Commissioner/Director General of Income-tax was required to be obtained in the prescribed format in terms of the CBDT circular. We also note that in terms of para 4 of the CBDT circular, such a lapse renders this impugned order as invalid and deemed to have never been issued. 13.1 It is also important to note about the binding nature of CBDT circular on the Income-tax Authorities for which gainful guidance is taken from the decision of Hon'ble Supreme Court in the case of CIT v. Hero Cycles [1997] 228 ITR 463 (SC) wherein it was held that circulars bind the ITO but will not bind the appellate authority or the Tribunal or the Court or even the assessee. 13.2 In the case of UCO Bank [1999] 237 ITR 889 (SC), Hon'ble Supreme Court while dealing with the legal status of such circulars, observed thus (page 896):

"Such instructions may be by way of relaxation of any of the provisions of the sections specified there or otherwise. The Board thus has power, inter alia, to tone down the rigour of the law and ensure a fair enforcement of its provisions, by issuing circulars in exercise of its statutory powers under section 119 of the Income-tax Act, which are binding on the authorities in the administration of the Act. Under section 119(2)(a) , however, the circulars as contemplated therein cannot be adverse to the assessee. Thus, the authority which wields the power for its own advantage under the Act is given the right to forgo the advantage when required to wield it in a manner it considers just by relaxing the rigour of the law or in other permissible manners as laid down in section 119. The power is given for the purpose of just, proper and efficient management of the work of assessment and in public interest. It is a beneficial power given to the Board for proper administration of fiscal law so that undue hardship may not be caused to the assessee and the fiscal laws may be correctly applied. Hard cases which can be properly categorized as belonging to a class, can thus be given the benefit of relaxation of law by issuing circulars binding on the taxing authorities."
14 ITA Nos. 187 to 189/Gau/2020

ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake 13.3 In the matter of Nayana P. Dedhia [2004] 270 ITR 572 (AP), the Hon'ble Andhra Pradesh High Court held that the guidelines issued by the Board in exercise of powers in terms of section 119 of the Act relaxing the rigours of law are binding on all the officers responsible for implementation of the Act and, therefore, bound to follow and observe any such orders, instructions and directions of the Board.

13.4 In the decision of DCIT v. Sunita Finlease Ltd. [2011] 330 ITR 491 (CG,) it was held by the Hon'ble High Court of Chhattisgarh in para 16 that the administrative Instruction No. 9/2004 issued by the Central Board of Direct Taxes is binding on administrative officer in view of the statutory provision contained in section 143(2), which provides for limitation of 12 months for issuance of notice under section 143(2).

While giving its finding, the Hon'ble High Court of Chhattisgarh placed reliance on the decisions in the case of UCO Bank (supra) and Nayana P. Dedhia (supra).

13.5 Hon'ble jurisdictional High Court of Calcutta in the case of Amal Kumar Ghosh [2014] 361 ITR 458 (Cal) dealt with the issue relating to CBDT circular which according to the Department cannot defeat the provisions of law. While giving its observations and finding on the issue, the Hon'ble Court referred to the decision of Hon'ble Chhattisgarh High Court in the case of Sunita Finlease Ltd (supra), which are as under:

7. We have considered the rival submissions advanced by the learned Advocates. Even assuming that the intention of CBDT was to restrict the time for selection of the cases for scrutiny within a period of three months, it cannot be said that the selection in this case was made within the aforesaid period. Admittedly, the return was filed on 29th October, 2004 and the case was selected for scrutiny on 6th July, 2005. It may be pointed out that Mrs. Gutgutia was, in fact, reiterating the views taken by the learned Tribunal which we also quoted above.

By any process of reasoning, it was not open for the learned Tribunal to come to a finding that the department acted within the four corners of Circulars No.9 and 10 issued by CBDT. The circulars were evidently violated. The circulars are binding upon the department under section 119 of the I.T. Act.

8. Mrs. Gutgutia, learned Advocate submitted that the circulars are not meant for the purpose of permitting the unscrupulous assessees from evading tax. Even assuming, that to be so, it cannot be said that the department, which is State, can be permitted to selectively apply the standards set by themselves for their own conduct. If this type of deviation is permitted, the consequences will be that floodgate of corruption will be opened which it is not desirable to encourage. When the department has set down a standard for itself, the department is bound by that standard and cannot act with discrimination. In case, it does that, the act of the department is bound to be struck down under Article 14 of the Constitution. In the facts of the case, it is not 15 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake necessary for us to decide whether the intention of CBDT was to restrict the period of issuance of notice from the date of filing the return laid down under section 143(2) of the I.T. Act. [emphasis supplied by us by underline]

14. Considering the facts on record, perusal of the impugned order, submissions made by the Ld. Counsel and the department, CBDT circular and the judicial precedents including that of Hon'ble Supreme Court and the jurisdictional High Court of Calcutta, we are inclined to adjudicate on the additional ground in favour of the assessee by holding that the order passed by the Ld. CIT(E) is invalid and deemed to have never been issued as it fails to mention DIN in its body by adhering to the CBDT circular no. 19 of 2019. Accordingly, additional ground taken by the assessee is allowed. Having so held on the legal issue raised by the assessee in the additional ground, the grounds relating to the merits of the case requires no adjudication. Accordingly, the appeal of the assessee is allowed in terms of above observations and findings."

6. The facts of the case in hand are squarely covered by the above decision of the Coordinate Kolkata Bench of the Tribunal (The Judicial Member, herein, being party to the said decision) in the case of "Tata medical Centre Trust"

(supra).

7. It is further pertinent to note here that in its recent judgment in the case of "Pradeep Goyel vs. UOI" reported in [2022] 141 taxmanc.com 64(SC), the Hon'ble Supreme Court of India, taking note of the aforesaid CBDT Circular of 2019 to implement the DIN system and also in view of the larger interest and to bring transparency and accountability in the indirect tax administration also, has directed Union of India and GST council to issue advisory/instruction/recommendations regarding implementation of digital generation of DIN for all communications sent by SGST officers to taxpayers and further directed that concerned States to consider implementing system of e-generation of DIN. The relevant part of the order of the Hon'ble Supreme Court, for the sake of ready reference, is reproduced as under:

"1. By way of this Writ Petition under Article 32 of the Constitution of India, the petitioner, a Chartered Accountant by profession, by way of present Public Interest Ligation has prayed for an appropriate writ, order or direction to the respondents - respective States and the GST Council to take all necessary steps to implement a system for electronic (digital) generation of a Document Identification Number (DIN) for all communications sent by the State Tax Officers to taxpayers and other concerned persons.
1.1 It is also prayed to direct the GST Council to consider and take a policy decision in respect of implementation of the DIN system by all the Signature Not Verified Digitally signed by R Natarajan Date: 2022.08.02 16:42:03 IST Reason:
States.
16 ITA Nos. 187 to 189/Gau/2020
ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake
2. It is the case on behalf of the petitioner that by implementing a system for electronic (digital) generation of a DIN, it will usher in transparency and accountability in the indirect tax administration. It is submitted that as such the same is the Government's objective. It is submitted that the same may prevent any abuse by the Departmental Officers of pre-dating communications and ratifying actions by authorizations subsequently made out in the files. 2.1 It is the case on behalf of the petitioner that even Hon'ble the Prime Minister of India had earlier asked the Department of Revenue to come up with specific measures to ensure that the honest taxpayers are not harassed and served better. It is submitted that in pursuance of the directions issued by the Hon'ble Prime Minister, the Central Government had taken a decision as far as back in the year 2019 to implement the DIN system of Central Board of Direct Taxes (CBDT). It is submitted that as per the press note issued by the Ministry of Finance on and from 01.10.2019, every CBDT communication will have to have a Document Identification Number (DIN).
2.2 It is averred that the Document Identification Number system, which will bring in transparency and accountability in the tax administration and, as on today, the same has been implemented only by two States, i.e., the States of Karnataka and Kerala. It is submitted by learned counsel appearing for the petitioner that GST Council as per Article 279A of the Constitution of India can make recommendations to the States on any matter relating to GST.

Therefore, when implementation of the DIN system is in the larger public interest and the objective to implement the DIN system is to bring in transparency and accountability in the indirect tax administration, it is prayed to direct the respondents - States to implement the DIN system. It is prayed to direct the Central Government / CBIC / GST Council to issue directions to the concerned States to implement the DIN system in respect of all communications sent by the State Tax Officers to assessees, taxpayers and other concerned persons.

3. On the copy of the writ petition being served pursuant to the order passed by this Court dated 11.07.2022, Shri Balbir Singh, learned ASG has appeared on behalf of Union of India. He has submitted that Union of India does not dispute that by implementing a system for electronic (digital) generation of a DIN, it will bring in transparency and accountability in the indirect tax administration. He has submitted that even as desired by Hon'ble the Prime Minister of India, the Central Government had taken a decision to implement the DIN system of Central Board of Direct Taxes and on and from 01.10.2019, every CBDT communication will have to have a Document Identification Number (DIN). It is submitted that however, so far as the implementation of the system for electronic (digital) generation of a DIN for all communications sent by the State Tax Officers to taxpayers and other concerned persons is concerned, the same is to be done and/or implemented by the concerned States. It is submitted that it is true that the GST Council in exercise of powers under Article 279A of the Constitution of India can make recommendations to the States and can issue an advisory to all the States to implement the system for electronic (digital) generation of a DIN for all 17 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake communications sent by the State Tax Authorities/ Officers to taxpayers and other concerned persons, as has been done and implemented by the States of Karnataka and Kerala.

4. We have heard Ms. Charu Mathur, learned counsel appearing on behalf of the petitioner and Shri Balbir Singh, learned ASG appearing on behalf of Union of India.

5. By way of this writ petition under Article 32 of the Constitution of India, the petitioner has prayed for the following reliefs:-

"a. Issue a writ of mandamus or any other appropriate writ, order or direction to the respondents to take all necessary steps to implement a system for electronic (digital) generation of a Document Identification Number(DIN) for all communications sent by the state tax officers to taxpayers and other concerned persons;
b. Issue a writ of mandamus or any other appropriate writ, order or direction to the GST Council to consider and take a policy decision in respect of implementation of DIN system by all the states; c. Issue a writ of mandamus or any other appropriate writ, order or direction to the Central Government/CBIC to introduce centralised DIN for the entire country;
d. pass such further order(s) as may be deemed fit and proper in facts and circumstances of the present case, in the interest of justice."

6. It cannot be disputed that implementing the system for electronic (digital) generation of a Document Identification Number (DIN) for all communications sent by the State Tax Officers to taxpayers and other concerned persons would be in the larger public interest and enhance good governance. It will bring in transparency and accountability in the indirect tax administration, which are so vital to efficient governance. Even the Central Government has also taken a decision and as such implemented the DIN system of Central Board of Direct Taxes and on and from 01.10.2019, as every CBDT communication will have to have a Document Identification Number (DIN). But, as on today, only two States, namely, the States of Karnataka and Kerala have implemented the system for electronic (digital) generation of a DIN in the indirect tax administration, which is laudable and to be appreciated.

7. In view of the implementation of the GST and as per Article 279A of the Constitution of India, the GST Council is empowered to make recommendations to the States on any matter relating to GST. The GST Council can also issue advisories to the respective States for implementation of the DIN system, which shall be in the larger public interest and which may bring in transparency and accountability in the indirect tax administration. Therefore, we dispose of the present writ petition by directing the Union of India / GST Council to issue advisory / instructions / recommendations to the 18 ITA Nos. 187 to 189/Gau/2020 ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake respective States regarding implementation of the system of electronic (digital) generation of a DIN in the indirect tax administration, which is already being implemented by the States of Karnataka and Kerala. We impress upon the concerned States to consider to implement the system for electronic (digital) generation of a DIN for all communications sent by the State Tax Officers to taxpayers and other concerned persons so as to bring in transparency and accountability in the indirect tax administration at the earliest.

With this, the present writ petition stands disposed of. Registry is directed to send copy of this order to the Chief Secretary of all the Respondent States in the Country to take note of the present order and take further steps in the matter."

8. The Coordinate Bench of the Kolkata Tribunal in the case of "Smt. Sunita Agarwal vs. ITO" (supra) (both of us being party to the said decision) taking note of the aforesaid directions/observations made by the Hon'ble Supreme Court in the case of "Pradeep Goyel vs. UOI" (supra) has quashed the order of PCIT on the ground of non-mentioning of DIN in the said order.

9. In view of the discussion made above and in the light of the decisions of the Coordinate Kolkata Bench of the Tribunal in the cases of "Tata Medical Centre Trust" (supra) and "Smt. Sunita Agarwal vs. ITO" (supra), the impugned order of ld. CIT(Exemption) is, hereby, quashed.

10. Since, we have quashed the impugned revision order on the aforesaid legal ground, therefore, at this stage, we do not think it necessary to go into the validity of the order on merits as the said issue has been rendered academic in nature"

We also find that the Hon'ble Delhi High Court in the case of CIT Vs Brandix Mauritius Holdings Ltd ITA No. 163/2023 has upheld the tribunal order wherein the coordinate bench of the tribunal has quashed the assessment order where AO has not quoted the DIN. The Hon'ble Court has also held that omission of quoting the DIN in the body of communication will not be saved by section 292B of the Act and thus dismissed the appeal of the revenue accordingly. Since the fact of the case before are quite similar as the assessment order and notice of demand have issue without quoting the Din and accordingly we quash the same by allowing additional ground of appeal raised by the assessee.
19 ITA Nos. 187 to 189/Gau/2020
ITA Nos. 190 to 193/ Gau/2020 AYs: 2012-13, 2016-17,2017-18, 2013-14 M/s Hotel Centre Point M/s Ri-Kiyunjai Serenity By the Lake
8. Issue raised on merit are not being adjudicated and left open to be decided if need arise for the same in the later stage. Further issue raised in all the appeals namely ITA No. ITA No.188,189,190 to 193/Gau/2020 is identical to one as decided by us supra in which we have quashed the assessment for non-quoting of DIN on the body of the order. Accordingly our decision in the above appeal would mutatis mutandis apply to these appeals as well. Consequently all the appeals are allowed.
9. In the result, all the appeals of the assessees are allowed.
Order is pronounced in the open court on 31st May, 2023 Sd/- Sd/-
(Sonjoy Sarma /संजय शमा#) (Rajesh Kumar / राजेश कुमार) Judicial Member /+या यक सद(य Accountant Member / लेखा सद(य Dated: 31st May, 2023 SB, Sr. PS Copy of the order forwarded to:
1. Appellant- M/s Hotel Centre Point and M/s Ri-Kiyunjai Serenity By the Lake, Police Bazar, Shillong-793001.
2. Respondent - ITO, Ward-1, Shillong ITO, Ward-2, Shillong
3. Ld. CIT(A)-Shillong
4. Ld. PCIT- , Gauhati
5. DR, Gauhati Bench, Guwahati True Copy By Order Assistant Registrar ITAT, Kolkata Benches, Kolkata