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 6, Cited by 0]

Karnataka High Court

Mukhatar Ahmed Abdul Gani Javali vs Income Tax Officer And Ors on 20 November, 2024

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                               -1-
                                                            NC: 2024:KHC-K:8651
                                                         WP No. 202356 of 2024




                              IN THE HIGH COURT OF KARNATAKA,

                                      KALABURAGI BENCH

                          DATED THIS THE 20TH DAY OF NOVEMBER, 2024

                                            BEFORE
                        THE HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR
                           WRIT PETITION NO. 202356 OF 2024 (T-IT)

                   BETWEEN:

                        MR. MUKHATAR AHMED ABDUL GANI JAVALI
                        SON OF MR ABDUL GANI JAVALI AGED ABOUT 49 YEARS,
                        RESIDING AT NO. 12/1, A2, FIRST FLOOR M.N
                        RESIDENCY STANDAGE ROAD, FRAZER TOWN
                        BENGALURU-560005, NOW AT ATHANI ROAD,
                        BIJAPUR-586101


                                                                   ...PETITIONER

                   (BY SRI. SYED KHAMRUDDIN, ADVOCATE)

Digitally signed   AND:
by SUMITRA
SHERIGAR           1.   INCOME TAX OFFICER,
Location: High          WARD 1 AND TPS GULBLARGA,
Court Of
Karnataka               AAYAKAR BHAWAN SEDAM ROAD,
                        KALABURAGI-585105.

                   2.   ASSESSMENT UNIT
                        REPRESENTED BY ADDITIONAL JOINT/ DEPUTY/
                        ASSISTANT COMMISSIONER OF INCOME TAX/ INCOME
                        TAX OFFICER INCOME TAX DEPARTMENT, MINISTRY OF
                        FINANCE, ROOM NO. 401, 2ND FLOOR, E-RAMP,
                        JAWARHALAL NEHRU STADIUM, DELHI-110003.

                   3.   NATIONAL FACELESS ASSESSMENT CENTRE
                        REPRESENTED BY ADDITIONAL JOINT/ DEPUTY/
                                     -2-
                                                  NC: 2024:KHC-K:8651
                                               WP No. 202356 of 2024




     ASSISTANT COMMISSIONER OF INCOME TAX/ INCOME
     TAX OFFICER INCOME TAX DEPARTMENT, MINISTRY OF
     FINANCE, ROOM NO. 401, 2ND FLOOR, E-RAMP,
     JAWARHALAL NEHRU STADIUM, DELHI-110003.


                                                          ...RESPONDENTS

(SRI. TIRUMALESH M., ADV. FOR R1 TO R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA, BY THE ADVOCATE FOR PETITIONER
PRAYING THAT THIS HONOURABLE COURT MAY BE PLEASED TO (i)
QUASH THE NOTICE UNDER SECTION 148A(b) OF THE I.T ACT
DATED      08.02.2023   BEARING     NO.     ITBA/AST/F/148A(SCN)/2022-
23/1049521673(1) ISSUE BY THE 1ST RESPONDENT (ANNEXURE-A).

      THIS PETITION, COMING ON FOR FINAL HEARING, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

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


                              ORAL ORDER

(PER: HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR)

1. In this petition, petitioner seeks the following reliefs:

(i) Quash the notice under section 148A(b) of the I.T Act dated 08.02.2023 bearing No. ITBA/AST/F/148A(SCN)/2022-23/1049521673(1) issue by the 1st respondent (Annexure-A);
(ii) Quash the ex-parte order under section 148A(d) of the I.T Act dated 24.03.2023 bearing No. -3- NC: 2024:KHC-K:8651 WP No. 202356 of 2024 ITBA/AST/F/148A/2022-23/1051211701(1) issued by the 1st respondent (Annexure-B) and consequent notice under section 148 dated 24.03.2023 bearing No. ITBA/AST/S/148-1/2022-23/1051211852(1) issued by the 1st respondent (Annexure-B1;
(iii) Quash the ex-parte assessment order dated

02.02.2024 bearing No. ITBA/AST/S/147/2023- 24/1060450542(1) (annexure-c) along with computation sheet bearing No. ITBA /AST/5/319/2023- 24/1060450648(1) (Annexure-C1) and the demand notice dated 02.02.2024 bearing No. ITBA/AST/S/156/2023- 24/1060450683(1) (Annexure-C2) by the 2nd respondent.

(iv) Quash the notice for penalty under section 274 read with section 271aac(1) dated 02.02.2024 bearing ITBA/PNL/S/271A (1) (d)-fl/2023-24/1060450701(1) (annexure-c) issued by the 2nd respondent.

2. Heard learned counsel for the petitioner 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) -4- NC: 2024:KHC-K:8651 WP No. 202356 of 2024 of the Income Tax Act, 1961 (for short, 'IT Act'), dated 08.02.2023 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 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 -5- NC: 2024:KHC-K:8651 WP No. 202356 of 2024 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 - A dated 08.02.2023 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. In the result, pass the following:

ORDER
(i) The petition is hereby allowed.
(ii) Impugned notices / orders at Annexures-A, B, B1, C, C1, C2 and D 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 -6- NC: 2024:KHC-K:8651 WP No. 202356 of 2024 Notice under Section 148A(b) of the IT Act at Annexure-A, dated 08.02.2023.
(iv) Liberty is reserved in favour of the petitioner to submit additional pleadings, documents, etc., to the respondent, who shall consider the same and proceed further in accordance with law.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE SVH List No.: 1 Sl No.: 69