Income Tax Appellate Tribunal - Raipur
Raman Vasu Thachisaril, Kollam, Kollam vs Ito, Ward- Jagdalpur, Jagdalpur on 24 February, 2026
आयकर अपील य अ धकरण यायपीठ "एक-सद य" मामला रायपरु म
IN THE INCOME TAX APPELLATE TRIBUNAL
RAIPUR BENCH "SMC", RAIPUR
ी पाथ सारथी चौधर , या यक सद य के सम
BEFORE SHRI PARTHA SARATHI CHAUDHURY, JUDICIAL MEMBER
आयकर अपील सं./ITA No.91/RPR/2026
नधारण वष /Assessment Year : 2011-12
Raman Vasu Thachisaril
Ramanalayam Clappana,
Kollam, Amrithapuri S.O-690 546
Kerala, India
PAN: ADOPT0795N
.......अपीलाथ / Appellant
बनाम / V/s.
The Income Tax Officer,
Ward-Jagdalpur
...... यथ / Respondent
Assessee by : Shri Veekaas S Sharma, CA
Revenue by : Dr. Priyanka Patel, Sr. DR
सुनवाई क तार ख / Date of Hearing : 24.02.2026
घोषणा क तार ख / Date of Pronouncement : 24.02.2026
2
Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur
ITA No.91/RPR/2026
आदे श / ORDER
PER PARTHA SARATHI CHAUDHURY, JM
The present appeal preferred by the assessee emanates from the order of the Ld.CIT(Appeals)/NFAC, dated 14.10.2024 for the assessment year 2011-12 as per the grounds of appeal on record.
2. At the very outset, it is noted that there is delay of 396 days in filing appeal before the Tribunal. That explaining the reasons for such delay and praying for condonation of the same, the assessee had filed condonation petition a/w. affidavit, dated 02.02.2026 and medical certificates. The relevant contents of the said affidavit are extracted as follows:
3Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 4 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 5 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026
3. I have carefully perused the contents of the affidavit and condonation petition as well as medical certificates and heard the submissions of the parties herein. In my considered view, there is no deliberate or malafide conduct on the part of the assessee, if any, for late filing of this appeal. Nothing has been placed on record by the Department suggesting that the delay caused by the assessee was deliberate.
6Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 Considering the ratio laid down in the judicial pronouncements viz. (i) Collector, Land Acquisition Vs. Mst. Katiji & Ors, reported in 167 ITR 471 (SC); (ii) Vidya Shankar Jaiswal Vs. ITO, Ward-2, Ambikapur, Civil Appeal Nos................./2025 [Special Leave Petition (Civil) Nos.
26310-26311/2024, dated 31.01.2025; (iii) Jagdish Prasad Singhania Vs. Additional Commissioner of Income Tax (TDS), Raipur (C.G.), TAX Case No.17/2025, dated 24.02.2025 and (iv) Inder Singh Vs. the State of Madhya Pradesh, Civil Appeal No............/2025, Special Leave Petition (Civil) No.6145 of 2024, dated 21st March, 2025, I hereby condone the delay of 396 days and proceed to hear the matter on merits.
4. The contention in law as assailed by the Ld. Counsel for the assessee through the Ground of appeal No.2 that though assessment has been completed u/s.147/143(3) of the Income Tax Act, 1961 (for short 'the Act'), however, no valid notice u/s.148 of the Act has been served on the assessee for the fact that the said notice u/s.148 of the Act is without any signature of the issuing authority, hence, violative of Section 282A(1) of the Act. Copy of the said notice issued u/s.148 of the Act, dated 24.03.2018 is annexed at Page 1 of the paper book and the same is made part of this order:
7Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 8 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026
5. That as clearly evident from the aforesaid notice u/s.148 of the Act, there is no signature of the competent authority issuing the said notice.
The name and designation is mentioned as Rajendran Nair, Ward Jagdalpur but neither there is any signature nor there is any seal of the jurisdictional officer and both the places of signature as well as seal in the aforesaid notice are left blank.
6. In this regard, the Ld. Sr. DR could not place on record any evidence refuting these facts on record. However, she submitted that since the notice has been sent through electronic form, therefore, there was no requirement for such signature of the issuing authority and even without such signature, the notice u/s. 148 of the Act was valid. The Ld. Sr. DR has placed reliance on the decision of the Hon'ble Jurisdictional High Court in the case of Bharat Krishi Kendra Vs. Union of India, WPT No.27 of 2022, dated 15.03.2022.
7. I find that in an absolutely similar and identical matter in the reported decision of Smt. Shobha Duvey Vs. The Income Tax Officer, Ward-3(1), Raipur (C.G.), 2025 (8) TMI 1708-ITAT, Raipur, the Tribunal had held and observed that once notice/communication issued to the assessee by the Department was left unsigned and blank, it is therefore violative of Section 282A(1) of the Act, hence, such notice/communication is invalid, arbitrary and void ab initio. That though the afore-stated 9 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 decision is with regard to the unsigned notice u/s. 143(2) of the Act and therefore, violative of Section 282A(1) of the Act, however, the ratio enshrined therein is applicable to the present case as well regarding the issue of unsigned notice issued to the assessee u/s.148 of the Act. This decision also deals with the argument put forth by the Ld. Sr. DR. The relevant paras of the referred decision in the case of Smt. Shobha Duvey Vs. The Income Tax Officer, Ward-3(1), Raipur (supra) are extracted as follows:
"3. The Ld. Counsel for the assessee assailing the legal ground submitted that in the present case, though the assessment has been completed u/s.143(3) of the Income Tax Act, 1961 (for short 'the Act'), however no valid notice u/s.143(2) of the Act has been served on the assessee since such notice is without any signature of the issuing authority hence, violative of Section 282A(1) of the Act. The copy of notice u/s.143(2) of the Act, dated 18.09.2017 has been annexed at Page 1 to 4 of the paper book which is extracted and made part of this order:10
Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 11 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 12 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 13 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 14 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026
4. That as discernible from the aforesaid notice u/s.
143(2) of the Act, there is no signature of the competent authority issuing the said notice. The name and designation is mentioned as Amrit Kumar, Ward-3(1), Raipur but neither there is any signature nor there is any seal of the jurisdictional officer and both the places of signature as well as seal in the aforesaid notice are left blank.
5. In this regard, the Ld. Sr. DR could not place on record any evidence refuting these facts on record. However, she submitted that since the notice has been sent through electronic form, therefore, there was no requirement for such signature of the issuing authority and even without such signature, the notice u/s. 143(2) of the Act was valid. The Ld. Sr. DR has placed reliance on the decision of the Hon'ble Jurisdictional High Court in the case of Bharat Krishi Kendra Vs. Union of India, WPT No.27 of 2022, dated 15.03.2022. The Ld. Sr. DR refers to Para 14 of the said decision which reads as follows:
"14. Third submission of learned counsel for petitioner is that approval granted under Section 151 of the Act of 1961 does not bear digital signature of authority, referring to note appended to approval (Annexure P-5), is concerned, the note appended says "if digitally signed, the date of digital signature may be taken as date of document". Submission of learned counsel for petitioner, in the opinion of this Court, is not acceptable in view of provisions of Section 282 (a) of the Act of 1961, which provides that notice or other documents to be issued for the purpose of the Act of 1961 by any income-tax authority shall be deemed to be authenticated if name and designation is provided. In approval under Section 151 of the Act of 1961, name, designation and office is printed. Hence, submission of learned counsel for petitioner that approval is not digitally signed is also not sustainable, more so when it bears DIN & Document Number."
6. That before responding to the submissions of the Ld. Sr. DR, it would be pertinent to extract the provision of Section 282A of the Act which reads as follows:
"282A. (1) Where this Act requires a notice or other document to be issued by any income-tax authority, such notice or other document shall be signed and issued in paper form or communicated in electronic form by that authority in accordance with such procedure as may be prescribed.15
Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 (2) Every notice or other document to be issued, served or given for the purposes of this Act by any income-tax authority, shall be deemed to be authenticated if the name and office of a designated income-tax authority is printed, stamped or otherwise written thereon.
(3) For the purposes of this section, a designated income-tax authority shall mean any income-tax authority authorised by the Board to issue, serve or give such notice or other document after authentication in the manner as provided in sub- section (2)."
7. The intention of the legislature is very clear so far as the aforesaid provision of the Act is concerned, wherein at Clause (1), it states that Where this Act requires a notice or other document to be issued by any income-tax authority, such notice or other document shall be signed and issued in paper form or communicated in electronic form by that authority in accordance with such procedure as may be prescribed. In other words, it is mandatory that any notice or document i.e. issued by the Income Tax Authority to the assessee such notice or document "shall be signed". Suppose if the intention of the legislature was that such kind of signature is not mandatory, the word "shall" would have been replaced by "will". However, when the word "shall" has been used, it prescribes the mandatory requirement for signature of any notice or documents whether issued in paper form or communicated in electronic form to the assessee and, therefore, the submissions of the Ld. Sr. DR that since such notice u/s. 143(2) of the Act has been issued in electronic form, hence no signature is required is incorrect and not in conformity with Section 282A(1) of the Act. The reference made by the Ld. Sr. DR with regard to the judgment of the Hon'ble Jurisdictional High Court (supra), the same deals with firstly, Section 151 of the Act and not with regard to notice u/s. 143(2) of the Act; and secondly, the Hon'ble High Court has observed that "........ notice or other documents to be issued for the purpose of the Act of 1961 by any income-tax authority shall be deemed to be authenticated if name and designation is provided.........". In fact, the Hon'ble High Court (supra) in Para-14 of the judgment refers to Section 282A(2) of the Act. For the sake of completeness, the same is extracted as follows:
"(2) Every notice or other document to be issued, served or given for the purposes of this Act by any income-tax authority, shall be deemed to be authenticated if the name 16 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 and office of a designated income-tax authority is printed, stamped or otherwise written thereon."
8. It is crystal clear from joint reading of Para-14 of the decision of the Hon'ble High Court (supra) and Clause (2) of Section 282A of the Act, that the Hon'ble High Court has referred deeming provision with regard to the authentication in respect of notice or other document if the name and office of a designated income-tax authority is printed, stamped or otherwise written thereon. There is no dispute that as per requirement of the provision for authentication of such notice, the presence of name and office of the designated Incomer Tax Authority, if it is printed etc. then it shall be deemed to be authenticated. However, this provision does not supersedes Clause (1) of Section 282A of the Act where it is mandatory first and foremost that the competent Income Tax Authority issuing any notice shall sign such notice or other document irrespective of such notice issued either on paper form or communicated through electronic form. Meaning thereby, signing of notice issued to the assessee is mandatory and that is not dispensed with by the deeming provision of Clause (2) to Section 282A of the Act which is only with regard to authentication of such notice.
"Authentication" essentially refers to making the assessee aware that such notice has been issued from Income Tax Department and such authentication shall deemed to exist if the name and office of the competent Income Tax Authority is mentioned in the notice but that does not provide any relaxation for application of Section 282A(1) of the Act regarding mandatorily signing of notice even if such notice is sent to the assessee in electronic form.
9. Reverting to the facts of the present case, it is crystal clear that such notice u/s. 143(2) of the Act which has been issued to the assessee was unsigned. The revenue has not placed on record any evidence contrary to the facts on record.
10. The Hon'ble High Court of Bombay in the case of Prakash Kirshnavtar Bhardwaj Vs. Income Tax Officer, Ward-2(1), NFAC, Pune WP No.9835 of 2022, dated 09.01.2023 on the similar issue has held and observed as follows:
"19. Applying the ratio of the judgment of the Calcutta High Court in B.K. Gooyee and Aparna Agency (P.) Ltd. (supra) to the facts of the present case, the signature of the Assessing 17 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 Officer admittedly not having been affixed on the notice issued u/s.148 of the Act, the notice itself would be invalid and consequently, the Assessing Officer could not assume jurisdiction to proceed in the matter in terms of section 148 of the Act. The Madhya Pradesh High Court in Umashankar Mishra (supra) has dealt with a similar fact situation where the first substantial question of law dealt with in that case had considered the effect of whether an unsigned notice can be considered as an irregularity or clerical mistake. The Madhya Pradesh High Court after making reference to the conclusions drawn in B.K.Gooyee (supra) by the Calcutta High Court, has taken the view, that a notice without a signature affixed on it is an invalid notice and is effectively no notice in the eyes of law.
20. The Madhya Pradesh High Court in Umashankar (supra) has further dealt with the second substantial question of law as to whether the Tribunal was right in holding that the absence of a signature on the notice constitutes a mistake or omission within the meaning of section 292B of the Act and while addressing itself to that question, has concluded that in the absence of a signature on the notice, the same would not constitute a mistake or omission and would not be curable under the provisions of section 292B of the Act.
21. We are, therefore, of the considered opinion that in the present case, the notice u/s.148 dated 02.04.2022 having no signature affixed on it, digitally or manually, the same is invalid and would not vest the Assessing Officer with any further jurisdiction to proceed to reassess the income of the petitioner. Consequently, the notice dated 02.04.2022 u/s.148 of the Act issued to the petitioner being invalid and sought to be issued after three years from the end of the relevant assessment year 2015-16 with which we are concerned in this petition, any steps taken by the respondents in furtherance of notice dated 21.03.2022 issued under clause (b) of section 148A of the Act and order dated 02.04.2022 issued under clause (d) of section 148A of the Act, would be without jurisdiction, and therefore, arbitrary and contrary to Article 14 of the Constitution of India. Consequently, we quash and set aside the notice dated 02.04.2022 issued by the respondents u/s.148 of the Act, order dated 02.04.2022 under clause (b) of section 148A of the Act and notice dated 21.03.2022 issued under clause (b) of section 148A of the Act."
11. Further the Hon'ble Supreme Court in the case of ACIT Vs. Hotel Blue Moon, 321 ITR 362 (SC) has held that 18 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 issuance of notice u/s. 143(2) of the Act is sine-qua-non for framing of an assessment u/s. 143(3) of the Act. Also, the Hon'ble High Court of Delhi in the case of Shaily Juneja Vs. ACIT, (2024) 167 taxmann.com 90 (Delhi) has dealt with the similar issue and held that issuance of notice u/s. 143(2) of the Act is mandatory in reassessment proceedings u/s. 147 of the Act.
12. Considering the facts and circumstances in this case and as per the aforesaid judicial pronouncements a/w. relevant provisions of the Act, I am of the considered view that since in this case notice u/s. 143(2) of the Act issued to the assessee was left unsigned and blank therefore it is violative of Section 282A(1) of the Act, hence, such notice is held invalid, arbitrary and void ab initio.
13. That once the very notice u/s.143(2) of the Act is invalid, void ab initio, hence, the A.O ceases to possess any valid inherent jurisdiction to complete the assessment u/s.143(3) of the Act which is therefore, quashed.
14. That since the assessment itself is quashed, thereafter all other proceedings becomes non-est as per law. Since the legal issue has been answered in favour of the assessee therefore the grounds on merits becomes academic only.
15. As per the aforesaid terms the grounds of appeal raised by the assessee stands allowed.
16. In the result, appeal of the assessee is allowed."
8. That further in another reported decision of this Bench in the case of Leeladhar Chandrakar and Neelam Chandrakar Vs. ITO, 2025 (12) TMI 157-ITAT, Raipur on the exactly identical issue of unsigned notice u/s.148 of the Act in ITA No.444/RPR/2025, A.Y.2011-12, the Tribunal has held and observed relying on its earlier order in the case of Smt. Shobha Dubey (supra) as follows:
"21. At the very outset, the Ld. Counsel for the assessee referring to Page 4 of the paper book submitted that the 19 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 notice u/s. 148 of the Act is left unsigned and though therein appears the name and designation of the Income Tax Authority, however, it is sans any signature. I have carefully perused the documents on record particularly the notice u/s. 148 of the Act and therein it is evident that though the name and designation of the Income Tax Authority is appearing but it is unsigned. Since such notice is without any signature of the issuing authority hence, violative of Section 282A(1) of the Act. For the sake of completeness, Page 4 of the paper book i.e. notice u/s. 148 of the Act is culled out as follows:
22. At this stage, I refer to decision of the ITAT, Raipur in the case of Smt. Shobha Dubey Vs. ITO, Ward-3(1), Raipur, ITA No. 395/RPR/2025, dated 04.08.2025, wherein the similar issue has been dealt with in a detailed manner in 20 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 favour of the assessee. For the sake of completeness, the observation of the Tribunal are culled out as follows:
"4. That as discernible from the aforesaid notice u/s.
143(2) of the Act, there is no signature of the competent authority issuing the said notice. The name and designation is mentioned as Amrit Kumar, Ward-3(1), Raipur but neither there is any signature nor there is any seal of the jurisdictional officer and both the places of signature as well as seal in the aforesaid notice are left blank.
5. In this regard, the Ld. Sr. DR could not place on record any evidence refuting these facts on record. However, she submitted that since the notice has been sent through electronic form, therefore, there was no requirement for such signature of the issuing authority and even without such signature, the notice u/s. 143(2) of the Act was valid. The Ld. Sr. DR has placed reliance on the decision of the Hon'ble Jurisdictional High Court in the case of Bharat Krishi Kendra Vs. Union of India, WPT No.27 of 2022, dated 15.03.2022. The Ld. Sr. DR refers to Para 14 of the said decision which reads as follows:
"14. Third submission of learned counsel for petitioner is that approval granted under Section 151 of the Act of 1961 does not bear digital signature of authority, referring to note appended to approval (Annexure P-5), is concerned, the note appended says "if digitally signed, the date of digital signature may be taken as date of document". Submission of learned counsel for petitioner, in the opinion of this Court, is not acceptable in view of provisions of Section 282 (a) of the Act of 1961, which provides that notice or other documents to be issued for the purpose of the Act of 1961 by any income-tax authority shall be deemed to be authenticated if name and designation is provided. In approval under Section 151 of the Act of 1961, name, designation and office is printed. Hence, submission of learned counsel for petitioner that approval is not digitally signed is also not sustainable, more so when it bears DIN & Document Number."
6. That before responding to the submissions of the Ld. Sr. DR, it would be pertinent to extract the provision of Section 282A of the Act which reads as follows:
"282A. (1) Where this Act requires a notice or other document to be issued by any income-tax authority, such notice or other document shall be signed and issued in paper 21 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 form or communicated in electronic form by that authority in accordance with such procedure as may be prescribed. (2) Every notice or other document to be issued, served or given for the purposes of this Act by any income-tax authority, shall be deemed to be authenticated if the name and office of a designated income-tax authority is printed, stamped or otherwise written thereon.
(3) For the purposes of this section, a designated income-tax authority shall mean any income-tax authority authorised by the Board to issue, serve or give such notice or other document after authentication in the manner as provided in sub- section (2)."
7. The intention of the legislature is very clear so far as the aforesaid provision of the Act is concerned, wherein at Clause (1), it states that Where this Act requires a notice or other document to be issued by any income-tax authority, such notice or other document shall be signed and issued in paper form or communicated in electronic form by that authority in accordance with such procedure as may be prescribed. In other words, it is mandatory that any notice or document i.e. issued by the Income Tax Authority to the assessee such notice or document "shall be signed". Suppose if the intention of the legislature was that such kind of signature is not mandatory, the word "shall" would have been replaced by "will". However, when the word "shall" has been used, it prescribes the mandatory requirement for signature of any notice or documents whether issued in paper form or communicated in electronic form to the assessee and, therefore, the submissions of the Ld. Sr. DR that since such notice u/s. 143(2) of the Act has been issued in electronic form, hence no signature is required is incorrect and not in conformity with Section 282A(1) of the Act. The reference made by the Ld. Sr. DR with regard to the judgment of the Hon'ble Jurisdictional High Court (supra), the same deals with firstly, Section 151 of the Act and not with regard to notice u/s. 143(2) of the Act; and secondly, the Hon'ble High Court has observed that "........ notice or other documents to be issued for the purpose of the Act of 1961 by any income-tax authority shall be deemed to be authenticated if name and designation is provided.........". In fact, the Hon'ble High Court (supra) in Para-14 of the judgment refers to Section 282A(2) of the Act. For the sake of completeness, the same is extracted as follows:
"(2) Every notice or other document to be issued, served or given for the purposes of this Act by any income-tax 22 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 authority, shall be deemed to be authenticated if the name and office of a designated income-tax authority is printed, stamped or otherwise written thereon."
8. It is crystal clear from joint reading of Para-14 of the decision of the Hon'ble High Court (supra) and Clause (2) of Section 282A of the Act, that the Hon'ble High Court has referred deeming provision with regard to the authentication in respect of notice or other document if the name and office of a designated income-tax authority is printed, stamped or otherwise written thereon. There is no dispute that as per requirement of the provision for authentication of such notice, the presence of name and office of the designated Incomer Tax Authority, if it is printed etc. then it shall be deemed to be authenticated. However, this provision does not supersedes Clause (1) of Section 282A of the Act where it is mandatory first and foremost that the competent Income Tax Authority issuing any notice shall sign such notice or other document irrespective of such notice issued either on paper form or communicated through electronic form. Meaning thereby, signing of notice issued to the assessee is mandatory and that is not dispensed with by the deeming provision of Clause (2) to Section 282A of the Act which is only with regard to authentication of such notice.
"Authentication" essentially refers to making the assessee aware that such notice has been issued from Income Tax Department and such authentication shall deemed to exist if the name and office of the competent Income Tax Authority is mentioned in the notice but that does not provide any relaxation for application of Section 282A(1) of the Act regarding mandatorily signing of notice even if such notice is sent to the assessee in electronic form.
9. Reverting to the facts of the present case, it is crystal clear that such notice u/s. 143(2) of the Act which has been issued to the assessee was unsigned. The revenue has not placed on record any evidence contrary to the facts on record.
10. The Hon'ble High Court of Bombay in the case of Prakash Kirshnavtar Bhardwaj Vs. Income Tax Officer, Ward-2(1), NFAC, Pune WP No.9835 of 2022, dated 09.01.2023 on the similar issue has held and observed as follows:
"19. Applying the ratio of the judgment of the Calcutta High Court in B.K. Gooyee and Aparna Agency (P.) Ltd. (supra) to the facts of the present case, the signature of the Assessing 23 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 Officer admittedly not having been affixed on the notice issued u/s.148 of the Act, the notice itself would be invalid and consequently, the Assessing Officer could not assume jurisdiction to proceed in the matter in terms of section 148 of the Act. The Madhya Pradesh High Court in Umashankar Mishra (supra) has dealt with a similar fact situation where the first substantial question of law dealt with in that case had considered the effect of whether an unsigned notice can be considered as an irregularity or clerical mistake. The Madhya Pradesh High Court after making reference to the conclusions drawn in B.K.Gooyee (supra) by the Calcutta High Court, has taken the view, that a notice without a signature affixed on it is an invalid notice and is effectively no notice in the eyes of law.
20. The Madhya Pradesh High Court in Umashankar (supra) has further dealt with the second substantial question of law as to whether the Tribunal was right in holding that the absence of a signature on the notice constitutes a mistake or omission within the meaning of section 292B of the Act and while addressing itself to that question, has concluded that in the absence of a signature on the notice, the same would not constitute a mistake or omission and would not be curable under the provisions of section 292B of the Act.
21. We are, therefore, of the considered opinion that in the present case, the notice u/s.148 dated 02.04.2022 having no signature affixed on it, digitally or manually, the same is invalid and would not vest the Assessing Officer with any further jurisdiction to proceed to reassess the income of the petitioner. Consequently, the notice dated 02.04.2022 u/s.148 of the Act issued to the petitioner being invalid and sought to be issued after three years from the end of the relevant assessment year 2015-16 with which we are concerned in this petition, any steps taken by the respondents in furtherance of notice dated 21.03.2022 issued under clause (b) of section 148A of the Act and order dated 02.04.2022 issued under clause (d) of section 148A of the Act, would be without jurisdiction, and therefore, arbitrary and contrary to Article 14 of the Constitution of India. Consequently, we quash and set aside the notice dated 02.04.2022 issued by the respondents u/s.148 of the Act, order dated 02.04.2022 under clause (b) of section 148A of the Act and notice dated 21.03.2022 issued under clause (b) of section 148A of the Act."
11. Further the Hon'ble Supreme Court in the case of ACIT Vs. Hotel Blue Moon, 321 ITR 362 (SC) has held that 24 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 issuance of notice u/s. 143(2) of the Act is sine-qua-non for framing of an assessment u/s. 143(3) of the Act. Also, the Hon'ble High Court of Delhi in the case of Shaily Juneja Vs. ACIT, (2024) 167 taxmann.com 90 (Delhi) has dealt with the similar issue and held that issuance of notice u/s. 143(2) of the Act is mandatory in reassessment proceedings u/s. 147 of the Act.
12. Considering the facts and circumstances in this case and as per the aforesaid judicial pronouncements a/w. relevant provisions of the Act, I am of the considered view that since in this case notice u/s. 143(2) of the Act issued to the assessee was left unsigned and blank therefore it is violative of Section 282A(1) of the Act, hence, such notice is held invalid, arbitrary and void ab initio.
13. That once the very notice u/s.143(2) of the Act is invalid, void ab initio, hence, the A.O ceases to possess any valid inherent jurisdiction to complete the assessment u/s.143(3) of the Act which is therefore, quashed.
14. That since the assessment itself is quashed, thereafter all other proceedings becomes non-est as per law. Since the legal issue has been answered in favour of the assessee therefore the grounds on merits becomes academic only.
15. As per the aforesaid terms the grounds of appeal raised by the assessee stands allowed.
16. In the result, appeal of the assessee is allowed."
23. Considering the facts and circumstances in this case and as per the aforesaid judicial pronouncement a/w. the relevant provision of the Act, I am of the considered view that since in this case notice u/s. 148 of the Act issued to the assessee was left unsigned and blank therefore it is violative of Section 282A(1) of the Act, hence, such notice is held invalid, arbitrary and void ab initio.
24. That once the very notice u/s.148 of the Act is invalid, void ab initio, hence, the A.O ceases to possess any valid inherent jurisdiction to complete the reassessment u/s.144 r.w.s 147 of the Act which is therefore, quashed."
9. Considering the totality of the facts and circumstances in this case and as per aforesaid judicial pronouncements a/w. relevant provision of 25 Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026 the Act and on the same parity of reasoning, I am of the considered view that since in this case notice u/s.148 of the Act issued to the assessee was left unsigned and blank, therefore, it is violative of Section 282A(1) of the Act, hence, such notice is held invalid, arbitrary and void ab initio.
10. That once the very notice u/s.148 of the Act is invalid, void ab initio, hence, the A.O ceases to possess any valid inherent jurisdiction to complete the reassessment u/s.147/143(3) of the Act which is therefore, quashed.
11. That since the reassessment itself is quashed, thereafter all other proceedings becomes non-est as per law. Accordingly, Ground of appeal No.2 raised by the assessee is allowed. Since Ground of appeal No.2 which pertains to the legal issue raised by the assessee has been answered in favour of the assessee and against the Revenue, therefore, all other grounds becomes academic only.
12. As per the aforesaid terms the grounds of appeal raised by the assessee stands allowed.
26Shri Raman Vasu Thachisaril Vs. ITO, Ward-Jagdalpur ITA No.91/RPR/2026
13. In the result, appeal of the assessee is allowed.
Order pronounced in open court on 24th day of February, 2026.
Sd/-
(PARTHA SARATHI CHAUDHURY) या यक सद य/JUDICIAL MEMBER रायपुर / Raipur; दनांक / Dated : 24th February, 2026. SB, Sr. PS आदे श क त ल प अ े षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The Pr. CIT-1, Raipur (C.G.)
4. वभागीय त न ध, आयकर अपील य अ धकरण, "एक-सद य" बच, रायपुर / DR, ITAT, "SMC" Bench, Raipur.
5. गाड फ़ाइल / Guard File.
आदेशानुसार / BY ORDER, // True Copy // Senior Private Secretary आयकर अपील य अ धकरण, रायपुर / ITAT, Raipur