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 9, Cited by 0]

Punjab-Haryana High Court

Radha Soami Satsang Beas vs National Faceless Assesment Centre And ... on 5 August, 2022

Author: Pankaj Jain

Bench: Tejinder Singh Dhindsa, Pankaj Jain

CWP No. 17189 of 2022(O&M)                                 1

        IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH


                                      CWP No. 17189 of 2022(O&M)
                                      Date of Decision : 05.08.2022
Radha Soami Satsang Beas
                                                                   ....Petitioner

                                   Versus

National Faceless Assessment Centre and others
                                                                .....Respondents

CORAM : HON'BLE MR. JUSTICE TEJINDER SINGH DHINDSA
        HON'BLE MR. JUSTICE PANKAJ JAIN

Present :   Ms. Ekakshra Mahajan, Advocate
            for the petitioner.

PANKAJ JAIN, J.

1. The petitioner is a religious society assessed to income tax by way of present writ petition. The petitioner has invoked jurisdiction of this Court under Article 226 of the Constitution of India for grant of writ in the nature of certiorari praying for quashing of the notice issued to the petitioner under Section 148 of the Income Tax Act, 1961 (for short 'the Act') dated 29.03.2022 (Annexure P-1).

2. As per the petitioner a notice was received under Section 148A

(b) of the Act dated 15.3.2022 whereby it was claimed that the authorities have reason to believe that the income chargeable for tax for the year 2018- 19 escaped assessment. The petitioner was asked to show cause as to why notice under Section 148 of the Act should not be issued. The details of the information and enquiry were also served upon the petitioner as Annexure to the notice issued under Section 148A (b). The petitioner submitted response to the same vide communication dated 19.3.2022 wherein factual 1 of 4 ::: Downloaded on - 11-08-2022 00:00:48 ::: CWP No. 17189 of 2022(O&M) 2 as well as legal submissions were raised. However, the authorities on 29.3.2022 passed order under clause (d) of Section 148A of the 1961 Act rejecting the explanation offered by the petitioner and issued notice under Section 148 of the Act.

3. The petitioner under these circumstances invoked the writ jurisdiction of this Court seeking quashing of the notice issued under Section 148 of the Act. The challenge has been raised contending that the stand of the petitioner has not been taken into consideration. It has also been contended that the authorities erred in fact as well as in law, resulting in miscarriage of justice.

4. We have heard learned Counsel for the petitioner and have carefully gone through the records of the case.

5. The primary issue that would arise in the present writ petition is :-

"Whether at this stage of notice under Section 148, writ Court should venture into the merits of the controversy when AO is yet to frame assessment/reassemment in discharge of statutory duty casted upon him under Section 147 of the Act ?"

6. The aforesaid question already stands answered by this Court in CWP No.9142 of 2022 decided vide order dated 2.6.2022 titled as Gian Castings Pvt. Ltd. Vs. Central Board of Direct Taxes and others holding that :-

"12. Thus, the consistent view is that where the proceedings have not even been concluded by the statutory authority, the writ Court should not interfere at such a pre-mature stage. Moreover it is 2 of 4 ::: Downloaded on - 11-08-2022 00:00:48 ::: CWP No. 17189 of 2022(O&M) 3 not a case where from bare reading of notice it can be axiomatically held that the authority has clutched upon the jurisdiction not vested in it. By now it is well settled that there is vexed distinction between jurisdictional error and error of law/fact within jurisdiction. For rectification of errors statutory remedy has been provided.
13. In the light of aforesaid settled proposition of law, we find that there is no reason to warrant interference by this Court in exercise of the jurisdiction under Article 226/227 of the Constitution of India at this intermediate stage when the proceedings initiated are yet to be concluded by a statutory authority. Hence, the instant writ petition stands dismissed."

7. Needless to mention that the aforesaid order was challenged in Special Leave to Appeal (C) No. 10762 of 2022 titled as 'Gian Castings Pvt. Ltd. Vs. Central Board of Direct Taxes and others', which was dismissed vide order dated 17.6.2022.

8. Faced with this situation, the petitioner has relied upon to the order passed in Civil Appeal No. 11189 of 2016 titled as Jeans Knit (P) Ltd. Vs. Deputy Commissioner of Income Tax and others reported as (2017) 390 ITR 10 (SC) to submit that the writ petition will be maintainable against notice issued under Section 148 of the Act. It needs to be noticed that in the case of Jeans Knit (supra), Supreme Court relied upon law laid down in Calcutta Discount Company vs. Income-Tax Officer, Companies reported as (1961) 41 ITR 191 (SC). In the case of Calcutta Discount Company (supra), it was held that:

"It is well settled however that though the writ of prohibition or certiorari will not issue against an executive authority, the High Courts have power to issue in a fit case an order prohibiting an executive authority from acting without jurisdiction. Where such action of an 3 of 4 ::: Downloaded on - 11-08-2022 00:00:48 ::: CWP No. 17189 of 2022(O&M) 4 executive authority acting without jurisdiction subjects or is likely to subject a person to lengthy proceedings and unnecessary harassment, the High Courts, it is well settled, will issue appropriate orders or directions to prevent such consequences."

9. Admittedly in the present case the procedure as contemplated of the 1961 Act was followed and the authority acted within jurisdiction though petitioner alleges that it erred as the petitioner claims that the order passed under section 148A (d) warrants interference owing to error of fact.

10. Keeping in view that aforesaid facts and the settled proposition of law, we find no reason to interfere at this stage.

11. As a sequel of the discussion made hereinabove, the present writ petition is dismissed. Nothing herein observed shall be construed as an opinion on the merits of the case.

              (TEJINDER SINGH DHINDSA)                           (PANKAJ JAIN)
                      JUDGE                                         JUDGE

August 05, 2022
archana

             Whether speaking/reasoned         :        Yes
             Whether reportable                :        Yes/No




                                      4 of 4
                   ::: Downloaded on - 11-08-2022 00:00:48 :::