Income Tax Appellate Tribunal - Raipur
Seva Ram Sahu, Durg,Durg vs Income Tax Officer-1(5), Bhilai, Durg on 9 December, 2024
आयकर अपील य अ धकरण यायपीठ "एक-सद य" मामला रायपुर म
IN THE INCOME TAX APPELLATE TRIBUNAL
RAIPUR BENCH "SMC", RAIPUR
ी रवीश सूद, या यक सद य के सम
BEFORE SHRI RAVISH SOOD, JUDICIAL MEMBER
आयकर अपील सं. / ITA No.294/RPR/2024
नधारण वष / Assessment Year : 2014-15
Seva Ram Sahu
Ward No.24, Janjgiri,
Bhilay Marsiling Yard,
Charoda, Durg-490 042 (C.G.)
PAN: BOQPR9400C
.......अपीलाथ / Appellant
बनाम / V/s.
The Income Tax Officer-1(5),
Bhilai (C.G.)
...... यथ / Respondent
Assessee by : Shri Veekaas S Sharma, CA
Revenue by : Dr. Priyanka Patel, Sr. DR
सन
ु वाई क तार ख / Date of Hearing : 29.11.2024
घोषणा क तार ख / Date of Pronouncement : 09.12.2024
2
Seva Ram Sahu Vs. ITO-1(5), Bhilai
ITA No. 294/RPR/2024
आदे श / ORDER
PER RAVISH SOOD, JM:
The present appeal filed by the assessee is directed against the order passed by the ADDL/JCIT(A)-7, Kolkata dated 11.01.2024, which in turn arises from the order passed by the A.O under Sec. 144 r.w.s.147 of the Income-tax Act, 1961 (in short 'the Act') dated 27.11.2018 for the assessment year 2014-15. The assessee has assailed the impugned order on the following grounds of appeal:
"1.On the facts and in the circumstances of the case, the Learned AO has erred on facts and in law in making addition of Rs.16,67,000/- on account of cash deposited in Bank by invoking Section 69A of the Income Tax Act, and the Learned ADDL/JCIT(A)-7, Kolkata, has erred in confirming the same, as the addition is contrary to facts, law and legislative intent, hence, it is prayed that the addition of Rs.16,67,000/- confirmed by the Learned ADDL/JCIT(A)-7, Kolkata may kindly be deleted.
2. Without prejudice to the above, alternatively, it is submitted that on the facts and in the circumstances of the case, the ADDL/JCIT (A)-7, Kolkata is not justified in passing the order and confirming the addition in an ex-parte order without providing sufficient opportunity of being heard to the assessee and without independently deciding the grounds on merit and thereby violating the principles of natural justice. Hence, the impugned order passed by the Learned ADDL/JCIT (A)-7, Kolkata is liable to be declared as illegal and bad-in-law. It is prayed that the order passed by the Learned ADDL/JCIT(A)-7, Kolkata may kindly be declared as illegal and bad-in-law on account of violation of principles of natural justice.
3. The Appellant craves leave to add, amend, alter vary and/or withdraw any or all the above grounds of appeal."3
Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 Also, the assessee has raised additional grounds of appeal which reads as under:
"Additional Ground of Appeal No.1: On the facts and in the circumstances of the case, the Learned ITO-1(5), Bhilai has erred on facts and in law in passing the assessment order u/s 144 r.w.s. 147 as no notice u/s.148 was issued by the jurisdictional Assessing Officer i.e. ITO-1(5), Bhilai and therefore, the entire assessment proceedings are bad in law and void-ab-intio inasmuch as Notice u/s 148 dated 10.03.2018 was issued by Learned ITO-1(1), Bhilai who did not have jurisdiction over the assessee, Hence, it is prayed that the entire assessment proceedings may kindly be declared as void-ab-inito and bad-in- law being without jurisdiction as no notice u/s.148 was issued by the Learned ITO-1(5), Bhilai having jurisdiction over the assessee.
Additional Ground of Appeal No.2: On the facts and in the circumstances of the case the assessment order passed u/s 144 r.w.s. 147 of the Income Tax4ct, 1961 is illegal, bad-in-law & void-ab-initio inasmuch as the case of the assessee was transferred from Learned ITO 1(1), Bhilai to Learned ITO-1(5), Bhilai who subsequently passed the assessment order, whereas the assessment order is silent about the order u/s 127 for the transfer of case to ITO-1(5), Bhilai which implies that there is no such order u/s 127 regarding transfer of the case to Learned ITO-1(5), Bhilai which renders the entire assessment proceeding bad-in-law, illegal and void-- ab-initio. It is prayed that the assessment order passed u/s 144 r.w.s. 147 may kindly be declared as illegal, bad-in-law and void-ab-initio and consequential enhancement of Rs.16,67,000/- made to the total income may kindly be directed to be deleted."
As the assessee based on the additional grounds of appeal has assailed the validity of the jurisdiction that was assumed by the A.O for framing the impugned assessment, adjudication of which would not require looking any further beyond the facts available on record, therefore, I have no hesitation in admitting the same. My aforesaid view that where an assessee, had raised, though for the first time, an additional ground of 4 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 appeal before the Tribunal which involves purely a question of law and requires no further verification of facts, then, the same merits admission finds support from the judgment of the Hon'ble Supreme Court in the case of National Thermal Power Company Ltd. Ltd. Vs. CIT (1998) 229 ITR 383 (SC).
2. Shri Veekaas S Sharma, Ld. Authorized Representative (for short 'AR') for the assessee at the threshold submitted that the present appeal involves a delay of 94 days. Elaborating the reasons leading to the delay involved in filing of the present appeal, the Ld. AR submitted that as the assessee at the relevant point of time was suffering from various medical issues, therefore, he could not file the present appeal within the stipulated time period. The Ld. AR in support of his aforesaid contention has filed before me the medical certificates a/w. an "affidavit" dated 01.06.2024. For the sake of clarity, the "affidavit" dated 01.06.2024 filed by the assessee is culled out as under: (relevant extract) 5 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 6 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
3. Per contra, Dr. Priyanka Patel, Ld. Departmental Representative (for short 'DR') submitted that as the delay involved in filing of the present appeal is inordinate, therefore, the same should not be condoned.
4. I have heard the Ld. Authorized Representatives of both the parties and perused all the medical certificates a/w. "affidavit" dated 01.06.2024. I am of the view that as the delay of 94 days involved in filing of the present appeal had occasioned due to some medical ailments of the assessee, therefore, the impugned delay of 94 days in filing of the present appeal, in all fairness merits to be condoned.
5. Succinctly stated, the A.O based on information that though the assessee had made cash deposits of Rs.16,67,000/- in his bank account, but had not filed his return of income, thus, holding a Bonafide belief that the income of the assessee chargeable to tax had escaped assessment, initiated proceedings u/s.147 of the Act. Notice u/s.148 of the Act, dated 10.03.2018 was issued by the A.O i.e. ITO, Ward-1(1), Bhilai, Page-1 of paper book (filed on 23.09.2024). As the assessee had neither complied with the aforesaid notice nor the notices which thereafter were issued u/s.142(1) of the Act, therefore, the A.O proceeded with and framed the assessment to the best of his judgment u/s.144 r.w.s. 147 of the Act.
Accordingly, the A.O vide his order passed u/s.144 r.w.s. 147 of the Act, 27.11.2018 after treating the entire amount of Rs.16,67,000/- a/w.
7Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 interest income on the undisclosed bank account of Rs.5,249/-, determined the income of the assessee at Rs.16,72,250/-.
6. Aggrieved, the assessee carried the matter in appeal before the ADDL/CIT(A)-7, Kolkata but without success. For the sake of clarity, the observations of the CIT(Appeals) are culled out as under:
"V. DECISION:-
I have gone through assessment order passed by assessing officer (AO) and detail submission made by appellant.
The fact of the case is that appellant had not filed his return for AY 2014-15. However, he had deposited cash deposit of Rs.16,67,000/- in his savings bank account. Further, in response to 148 notice issued by AO, appellant also had not filed any return. Further, appellant had not complied to 142(1) notice issued by AO and not submitted any documentary evidence.
Before appeal, appellant argues that appellant had made cash deposit of Rs.16,67,000/- in his account out of sale proceeds of agricultural lands, cash withdrawals made from his bank account and out of accumulated savings. Moreover, the appellant had got constructed a residential house out of sale proceeds and thus become eligible to claim exemption u/s 54F and documents in connection thereto shall be submitted as additional evidences.
Though this appeal was instituted on 24/05/2019, till date no evidence towards agricultural land sale like copies of sale deed, copy of money receipts etc. are submitted before this office, so a remand report could have been sought from AO.
Therefore, appeal filed by appellant is dismissed."
7. The assessee being aggrieved with the order of the CIT(Appeals) has carried the matter in appeal before the Tribunal.
8Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
8. I have heard the Ld. Authorized Representatives of both the parties, perused the orders of the lower authorities and the material available on record, as well as considered the judicial pronouncements that have been pressed into service by the Ld. AR to drive home his contentions.
9. Shri Veekaas S Sharma, Ld. AR for the assessee at the threshold assailed the validity of the jurisdiction that was assumed by the A.O for framing the assessment u/s. 144 r.w.s. 147 of the Act, dated 27.11.2018, on the ground that though the notice u/s. 148 of the Act, dated 10.03.2018 was issued by the ITO-1(1), Bhilai but thereafter, the assessment had been framed by the ITO-1(5), Bhilai. Elaborating on his contention, the Ld. AR submitted that as the jurisdiction over the case of the assessee, as could be gathered from the A.O's report dated 27.11.2024, pursuant to the Notification No.1/2014-15, dated 15.11.2014 of the Jt.
CIT, Range-1, Bhilai vested with ITO-1(5), Bhilai, therefore, notice u/s. 148 of the Act, dated 10.03.2018 issued by the ITO-1(1), Bhilai i.e. a non-
jurisdictional A.O was non-est and void ab-initio in the eyes of law.
Alternatively, the Ld. AR submitted that as in the case of the present assessee the ITO-1(5), Bhilai i.e. the jurisdictional A.O had framed assessment vide order passed u/s. 144 r.w.s. 147 of the Act, dated 27.11.2018 without issuing any notice u/s. 148 of the Act, therefore, the assessment so framed could not be sustained and was liable to be struck down for want of valid assumption of jurisdiction. To sum up, the Ld. AR 9 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 submitted that the A.O i.e. ITO-1(1), Bhilai who had issued notice u/s. 148 of the Act, dated 10.03.2018 had no jurisdiction over the case of the assessee, while for, the ITO-1(5), Bhilai i.e. jurisdictional A.O had framed the assessment without issuing any notice u/s.148 of the Act, which in turn was the foundation of framing of the present assessment. The Ld. AR on being queried as to whether any objection regarding the assumption of jurisdiction by the A.O i.e. ITO-1(1), Bhilai pursuant to the notice issued by him u/s. 148 of the Act, dated 10.03.2018 was raised as per the mandate of Section 124(3) of the Act, the Ld. AR, submitted that as it was a case of the invalid assumption of jurisdiction by the A.O, who had issued notice u/s. 148 of the Act, dated 10.03.2018, therefore, the assessee was not obligated to raise any such objection. The Ld. AR based on his aforesaid submission submitted that as the ITO-1(5), Bhilai had framed the assessment without issuing any notice u/s. 148 of the Act, therefore, the same cannot be sustained and is liable to be struck down.
10. Dr. Priyanka Patel, Ld. Departmental Representative (for short 'DR') submitted that as no objection as regards issuing of notice u/s. 148 of the Act, dated 10.03.2018 by the ITO-1(1), Bhilai was raised by the assessee as per the mandate of Section 124(3) of the Act, therefore, he cannot now be permitted to raise such objection in the course of present proceedings.
10Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
11. I have given thoughtful consideration to the contentions advanced by the Ld. Authorized Representative of both the parties regarding the issue in hand, i.e. validity of the assessment order passed by the A.O i.e. ITO-
1(5), Bhilai u/s. 144 r.w.s. 147 of the Act dated 27.11.2018 in absence of any notice u/s. 148 of the Act having been issued by him.
12. Admittedly, as had been brought to my notice by the A.O vide his letter dated 27.11.2024, pursuant to the Notification No. 1/2014-15, dated 15.11.2014 of the Jt. CIT, Range-1, Bhilai, the jurisdiction over the case of the assessee was vested with ITO-1(5), Bhilai. I am of the view that it is neither the case of the department; nor a fact emanating from the record that the ITO-1(5), Bhilai i.e. the jurisdictional A.O had pursuant to any order of transfer u/s. 127 of the Act transferred the case of the assessee to ITO-1(1), Bhilai, who thereafter had issued notice u/s. 148 of the Act, dated 10.03.2018 and subsequently as per the mandate of law transferred back the case to ITO-1(5), Bhilai, who thereafter, had framed the assessment u/s. 144 r.w.s. 147 of the Act, dated 27.11.2018. For the sake of clarity, the letter dated 27.11.2024 filed by the ITO-2(1), Bhilai is culled out as under:
11Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
13. Apropos the Ld. DR's contention that the aforesaid lapse/defect in issuing notice u/s. 148 of the Act, dated 10.03.2018 is a curable defect u/s. 292BB of the Act, I am afraid that in the backdrop of the factual 12 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 matrix of the present case the said contention is devoid and bereft of any substance. As the Ld. AR in the present case has assailed the impugned assessment framed by the A.O u/s. 144 r.w.s. 147 of the Act, dated 27.11.2018 on the ground that the ITO-1(5), Bhilai i.e. the jurisdictional A.O had not issued any notice u/s.148 of the Act, therefore, the provisions of Section 292BB of the Act cannot be triggered. My aforesaid view is supported by the judgment of the Hon'ble Apex Court in the case of CIT Vs. Laxman Das Khandelwal (2019) 417 ITR 325 (SC), wherein it was held that the provisions of Section 292BB of the Act though contemplates that under certain circumstances the assessee after having participated in the assessment proceedings cannot challenge the "service" of notice, but had clarified that the same cannot be stretched to cure a non-issuance of notice. For the sake of clarity, the observations of the Hon'ble High Court are culled out as under:
"6. The question, however, remains whether Section 292BB which came into effect on and from 01.04.2008 has effected any change. Said Section 292BB is to the following effect:-
"292BB. Notice deemed to be valid in certain circumstances. - Where an assessee has appeared in any proceeding or cooperated in any inquiry relating to an assessment or reassessment, it shall be deemed that any notice under any provision of this Act, which is required to be served upon him, has been duly served upon him in time in accordance with the provisions of this Act and such assessee shall be precluded from taking any objection in any proceeding or inquiry under this Act that the notice was -
(a) Not served upon him; or 13 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
(b) Not served upon him in time; or
(c) Served upon him in an improper manner:
Provided that nothing contained in this section shall apply where the assessee has raised such objection before the completion of such assessment or reassessment."
7. A closer look at Section 292BB shows that if the assessee has participated in the proceedings it shall be deemed that any notice which is required to be served upon was duly served and the assessee would be precluded from taking any objections that the notice was (a) not served upon him; or (b) not served upon him in time; or (c) served upon him in an improper manner. According to Mr. Mahabir Singh, learned Senior Advocate, since the Respondent had participated in the proceedings, the provisions of Section 292BB would be a complete answer.
On the other hand, Mr. Ankit Vijaywargia, learned Advocate, appearing for the Respondent submitted that the notice under Section 143(2) of the Act was never issued which was evident from the orders passed on record as well as the stand taken by the Appellant in the memo of appeal. It was further submitted that issuance of notice under Section 143(2) of the Act being prerequisite, in the absence of such notice, the entire proceedings would be invalid.
8. The law on the point as regards applicability of the requirement of notice under Section 143(2) of the Act is quite clear from the decision in Blue Moon's case2. The issue that however needs to be considered is the impact of Section 292BB of the Act.
9. According to Section 292BB of the Act, if the assessee had participated in the proceedings, by way of legal fiction, notice would be deemed to be valid even if there be infractions as detailed in said Section. The scope of the provision is to make service of notice having certain infirmities to be proper and valid if there was requisite participation on part of the assessee. It is, however, to be noted that the Section does not save complete absence of notice. For Section 292BB to apply, the notice must have emanated from the department. It is only the infirmities in the manner of service of notice that the Section seeks to cure. The Section is not intended to cure complete absence of notice itself.
14Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
10. Since the facts on record are clear that no notice under Section 143(2) of the Act was ever issued by the Department, the findings rendered by the High Court and the Tribunal and the conclusion arrived at were correct. We, therefore, see no reason to take a different view in the matter.
11. These Appeals are, therefore, dismissed. No costs."
(emphasis supplied by me)
14. Considering the facts involved in the present case before me, I find that the issue herein involved i.e. as to whether or not the assessment order passed by the A.O de-hors any order of transfer u/s. 127 of the Act had been looked into by the ITAT, Raipur, "SMC" Bench in the case of Sarita Jain Vs. ITO, Ward-4(1), Raipur, ITA No.260/RPR/2023, dated 24.06.2024, wherein after relying on a plethora of judicial pronouncements, it was held as under:
"13. I have thoughtfully considered the contentions of the Ld. Authorized Representatives of both the parties in the backdrop of the material available on record. Before proceeding any further, I deem it fit to cull out the provisions of Section 127 of the Act, which reads as under:
"127. (1) The Principal Director General or Director General or Principal Chief Commissioner or Chief Commissioner or Principal Commissioner or Commissioner may, after giving the assessee a reasonable opportunity of being heard in the matter, wherever it is possible to do so, and after recording his reasons for doing so, transfer any case from one or more Assessing Officers subordinate to him (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) also subordinate to him. (2) Where the Assessing Officer or Assessing Officers from whom the case is to be transferred and the Assessing Officer or Assessing Officers to whom the case is to be transferred are not subordinate to the same Principal Director General or Director General or Principal Chief 15 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 Commissioner or Chief Commissioner or Principal Commissioner or Commissioner,--
(a) where the Principal Directors General or Directors General or Principal Chief Commissioners or Chief Commissioners or Principal Commissioners or Commissioners to whom such Assessing Officers are subordinate are in agreement, then the Principal Director General or Director General or Principal Chief Commissioner or Chief Commissioner or Principal Commissioner or Commissioner from whose jurisdiction the case is to be transferred may, after giving the assessee a reasonable opportunity of being heard in the matter, wherever it is possible to do so, and after recording his reasons for doing so, pass the order;
(b) where the Principal Directors General or Directors General or Principal Chief Commissioners or Chief Commissioners or Principal Commissioners or Commissioners aforesaid are not in agreement, the order transferring the case may, similarly, be passed by the Board or any such Principal Director General or Director General or Principal Chief Commissioner or Chief Commissioner or Principal Commissioner or Commissioner as the Board may, by notification in the Official Gazette, authorise in this behalf. (3) Nothing in sub-section (1) or sub-section (2) shall be deemed to require any such opportunity to be given where the transfer is from any Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) and the offices of all such officers are situated in the same city, locality or place.
(4) The transfer of a case under sub-section (1) or sub-section (2) may be made at any stage of the proceedings, and shall not render necessary the re-issue of any notice already issued by the Assessing Officer or Assessing Officers from whom the case is transferred."
(emphasis supplied by me)
14. Admittedly, it is a matter of fact borne from the record that though the Notice u/s 143(2), dated 29.07.2016, Page 1 of APB was issued by the ITO- 2(1), Raipur but thereafter the assessment had been framed vide order passed u/s.143(3) of the Act dated 27.12.2017 by the ITO-$(2), Raipur. The Ld. AR had placed on record a Notification No.1/2014-15 dated 15.11.2014, as per which, the JCIT, Range-2, Bhilai in exercise of the powers conferred upon him under sub-section (1), (2) and (3) of Section 120 of the Act by Pr. Commissioner/Commissioner of Income Tax-2, Raipur, had directed the A.O's to exercise and perform functions under the Income Tax Act, 1961/Wealth Tax Act, 1957 in respect of respective cases or classes of persons in the territorial areas specified in the notification. Nothing has been brought on record by the Ld. DR which would reveal that any notification vesting jurisdiction over the case of the assessee with the ITO-4(2), Raipur was issued after the notice u/s.143(2), dated 29.07.2016 was issued by the ITO-2(1), Raipur.
16Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
15. Apropos the claim raised by the A.O, i.e. ITO-4(1), Raipur in his letter dated 10.05.2024 (supra) that as the jurisdiction over the assessee's case remained within the same range, therefore, there was no requirement for the Pr. CIT to pass any order of transfer u/s. 127 of the Act, the same is found to be both factually and principally wrong. The case of the assessee had been transferred from ITO-2(1), Raipur to ITO-4(2), Raipur, i.e. from Range 2 to Range 4. Be that as it may, as per the mandate of Section 127 of the Act transfer of any case from one A.O. to any other A.O. would mandatorily require recording of reasons for doing so on the part of the concerned authority, viz. Principal Director General or Director General or Principal Chief Commissioner or Chief Commissioner or Principal Commissioner or Commissioner. It is further provided in sub-section (1) of Section 127 of the Act that wherever it is possible to do so the appropriate authority shall afford a reasonable opportunity of being heard in the matter to the assessee. Although sub-section (3) of Section 127 of the Act dispenses with the requirement of affording a reasonable opportunity of being beard to the assessee in a case where the transfer of the case is from any Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) and the offices of all such officers are situated in the same city, locality or place, but it does not dispenses with the statutory requirement of recording of the reasons for doing so by the concerned authority. As such, in the case before me, where jurisdiction over the case of the assessee had been transferred to ITO-4(2), Raipur from ITO-2(1), Raipur, i.e. within the same city, though no requirement of affording a reasonable opportunity of being heard to the assessee was required, but the pre- condition contemplated under sub-section (1) of Section 127 of the Act, i.e., recording of reasons for doing so by the appropriate authority could not have been done away with.
16. My aforesaid view that as per the mandate of law, a transfer order is statutorily required to be passed by the prescribed authority u/s.127 of the Act, and an A.O cannot on his own transfer an income tax file to another officer in the absence of the aforesaid order is squarely covered by the judgment of the Hon'ble High Court of Calcutta in the case of Kusum Goyal Vs. ITO and Ors. (2010) 329 ITR 283 (Cal). For the sake of clarity, the observations of the Hon'ble High Court are culled out as under:
"The question which falls for consideration is whether under section 127 of the Act an Assessing Officer on his own can transfer an income tax file to another officer and whether an order is required to be passed. In order to appreciate the issue it is necessary to refer to the relevant provisions in section 127 of the Act which is as under :
"127.(1) The Director General or Chief Commissioner or Commissioner may, after giving the assessee a reasonable opportunity of being heard in 17 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 the matter, wherever it is possible to do so, and after recording his reasons for doing so, transfer any case from one or more Assessing Officers subordinate to him (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) also subordinate to him.
(2) Where the Assessing Officer or Assessing Officers from whom the case is to be transferred and the Assessing Officer or Assessing Officers to whom the case is to be transferred are not subordinate to the same Director General or Chief Commissioner or Commissioner -
(a) where the Directors General or Chief Commissioners or Commissioners to whom such Assessing Officers are subordinate are in agreement, then the Director General or Chief Commissioner or Commissioner from whose jurisdiction the case is to be transferred may, after giving the assessee a reasonable opportunity of being heard in the matter, wherever it is possible to do so, and after recording his reasons for doing so, pass the order;
(b) Where the Directors General or Chief Commissioners or Commissioners aforesaid are not in agreement, the order transferring the case may, similarly, be passed by the Board or any such Director General or Chief Commissioner or Commissioner as the Board may, by notification in the Official Gazette, authorise in this behalf.
(3) Nothing in sub-section (1) or sub-section (2) shall be deemed to require any such opportunity to be given where the transfer is from any Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) and the offices of all such officers are situated in the same city, locality or place."
(Emphasis supplied ) From a reading of the language of section 127(3) it is evident that when a file is transferred from one assessing officer to another whose offices are located in the same city, locality or place, though other statutory formalities are required to be complied with, the opportunity of hearing as postulated in section 127 (1) and (2) in case of inter city transfer, is not required.
Now keeping the position of law in mind let the letter/notice dated 21st October, 2009 issued by the respondent no.2 be examined. In order to appreciate the issue it is necessary to refer to the relevant portion of the impugned intimation issued by the respondent no.2 which is as under:
18Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 "Since your income has exceeded minimum threshold limit of Rs.10 lac for the assessment year 2007-2008, the jurisdiction to/of your case automatically gets vested with the Jurisdictional DCIT-Circle-54, Kolkata as per above Directives.
You are kindly informed hereby that no order u/s 127 of the Income Tax Act 1961 by the Ld. Commissioner of Income Tax - XIX, WB is required to be passed for getting the assessment records transferred from ITO Ward- 54(2), Kolkata to DCIT Circle-54, Kolkata by virtue of the provisions of sub-section 3 of section 127 of the Income Tax Act, 1961. For your ready reference the provisions of the said section is appended below.
Section 127 sub-section (3) of the Income Tax Act, 1961 states/reads as:
......
From the foregoing provisions it is clear that the Commissioner of Income Tax is not required to pass any order transferring the case from/to any Assessing Officer(s) if "the offices of all such officers are situated in the same city, locality or place." (Emphasis supplied).
It is evident that the respondent no.2 had sought to justify his action by stating that the jurisdiction automatically gets vested with the jurisdictional officer and no order under section 127 is required to be passed. In my view, the letter/notice dated 21st October, 2009 is patently illegal since it has been held in this judgement that in case of transfer within the same city, locality or place although the opportunity of hearing as postulated in section 127(1) and (2) has been dispensed with, other statutory formalities which includes issuing an order are required to be complied with.
Similarly transfer of files for the assessment years 2007-2008, 2008-2009 and the earlier years as intimated in the letter/notice dated 30th July, 2009 issued by the respondent no.1 is also bad in law. The argument of the respondents that in case of intra city transfer no order is required to be passed, cannot be accepted in view of the settled position of law in Kashiram Aggarwalla (supra) and in S.L.Singhania (supra) wherein the validity of the orders were under challenge, meaning thereby an order recording transfer has to be on the records. The judgement in Subhas Chandra Bhaniramka (supra) where it has been held that in case of transfer of file under section 158BD resort has to be made to section 127 also applies in the instant case. The judgement in M.A.E.K.K. Verma (supra) relied on by the Revenue is not applicable as it dealt with the question whether in case of intra city transfer notice is required to be served and whether separate orders of transfer are required under Wealth Tax Act, 1957 and Gift Tax Act, 1956. Therefore, since it has been held in this judgement that it is imperative on part of the respondents to issue order under section 127(3), the letters/notices under challenge are set 19 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 aside and quashed. The writ petition is allowed. Consequential proceedings are also set aside and quashed. Accordingly, the notice dated 6th January, 2010 regarding the penalty proceedings under section 271(1)(c) for the assessment year 2006-07 is also set aside and quashed. The application being G.A.No. 81 of 2010 is also allowed.
No order as to costs"
(emphasis supplied by me)
17. Also, a similar issue had been dealt with by the ITAT, Raipur in the case of Roop Das Vs. ITO, Ward-2(1), Bhilai, ITA Nos.310 & 311/RPR/2023 dated 09.04.2024 wherein, the Tribunal after relying on the judgments of the Hon'ble Supreme Court in the case of Ajanta Industries Vs. Central Board of Direct Tax supra) and that of the Hon'ble High Court of Calcutta in the case of Kusum Goyal Vs. ITO & Ors. (supra) had decided the issue in favor of the assessee, observing that a transfer order is statutorily required to be passed by the prescribed authority u/s.127 of the Act, and an A.O cannot on his own transfer an income tax file to another officer in absence of the aforesaid order u/s.127 of the Act. For the sake of clarity, the observations of the Tribunal are culled out as under:
"11. Apropos the claim raised by the A.O, i.e. ITO-2(1), Bhilai in her letter dated 14.03.2024 (supra) that as the jurisdiction over the assessee's case remained within the same range, therefore, there was no requirement for the Pr. CIT to pass any order of transfer u/s. 127 of the Act, the same is found to be both factually and principally wrong. The case of the assessee had been transferred from ITO-1(4), Bhilai to ITO-2(1), Bhilai, i.e from Range 1 to Range 2. Be that as it may, as per the mandate of Section 127 of the Act transfer of any case from one A.O to any other A.O would mandatorily require recording of reasons for doing so on the part of the concerned authority, viz. Principal Director General or Director General or Principal Chief Commissioner or Chief Commissioner or Principal Commissioner or Commissioner. It is further provided in sub-section (1) of Section 127 of the Act that wherever it is possible to do so the appropriate authority shall afford a reasonable opportunity of being heard in the matter to the assessee. Although sub-section (3) of Section 127 of the Act dispenses with the requirement of affording a reasonable opportunity of being beard to the assessee in a case where the transfer of case is from any Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) and the offices of all such officers are situated in the same city, locality or place, but it does not dispenses with the statutory requirement of recording of the reasons for doing so by the concerned authority. As such, in the case before me, where 20 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 jurisdiction over the case of the assessee had been transferred to ITO-2(1), Bhilai from ITO-1(4), Bhilai, i.e. within the same city, though no requirement of affording a reasonable opportunity of being heard to the assessee was required, but the pre-condition contemplated under sub section (1) of Section 127 of the Act, i.e., recording of reasons for doing so by the appropriate authority could not have been done away with.
12. My aforesaid view that the requirement of recording reasons u/s.127(1) of the Act for transferring of a case from one A.O to another is mandatorily required, is supported by the judgment of the Hon'ble Supreme Court in the case of Ajanta Industries Vs. Central Board of Direct Tax (1976) 102 ITR 281 (SC). It was, inter alia, observed by the Hon'ble Apex Court that requirement of recording reasons u/s. 127(1) of the Act is a mandatory direction under the law and non-communication thereof is not saved by showing that the reasons exist in the files although not communicated to the assessee. It was further observed that recording of reasons and disclosure thereof is not a mere idle formality. The Hon'ble Apex Court observed that now when law requires reasons to be recorded in a particular order affecting prejudicially the interests of any person, who can challenge the order in court, it ceases to be a mere administrative order and the vice of violation of the principles of natural justice on account of omission to communicate the reasons is not expiated. For the sake of clarity, the relevant observations of the Hon'ble Apex Court are culled out as under:
"We are clearly of opinion that the requirement of recording reasons under section 127(1) is a mandatory direction under the law and non-communication thereof is not saved by showing that the reasons exist in the file although not communicated to the assessee."
(emphasis supplied by me)
13. Also, my aforesaid view that as per the mandate of law, a transfer order is statutorily required to be passed by the prescribed authority u/s. 127 of the Act, and an A.O cannot on his own transfer an income tax file to another officer in absence of the aforesaid order is squarely covered by the judgment of the Hon'ble High Court of Calcutta in the case of Kusum Goyal Vs. ITO and Ors, (2010) 329 ITR 283 (Cal.). For the sake of clarity, the relevant observations of the Hon'ble High Court are culled out as under:
"The question which falls for consideration is whether under section 127 of the Act an Assessing Officer on his own can transfer an income tax file to another officer and whether an order is required to be passed. In order to appreciate the issue it is 21 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 necessary to refer to the relevant provisions in section 127 of the Act which is as under :
"127.(1) The Director General or Chief Commissioner or Commissioner may, after giving the assessee a reasonable opportunity of being heard in the matter, wherever it is possible to do so, and after recording his reasons for doing so, transfer any case from one or more Assessing Officers subordinate to him (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) also subordinate to him.
(2) Where the Assessing Officer or Assessing Officers from whom the case is to be transferred and the Assessing Officer or Assessing Officers to whom the case is to be transferred are not subordinate to the same Director General or Chief Commissioner or Commissioner -
(a) where the Directors General or Chief Commissioners or Commissioners to whom such Assessing Officers are subordinate are in agreement, then the Director General or Chief Commissioner or Commissioner from whose jurisdiction the case is to be transferred may, after giving the assessee a reasonable opportunity of being heard in the matter, wherever it is possible to do so, and after recording his reasons for doing so, pass the order;
(b) Where the Directors General or Chief Commissioners or Commissioners aforesaid are not in agreement, the order transferring the case may, similarly, be passed by the Board or any such Director General or Chief Commissioner or Commissioner as the Board may, by notification in the Official Gazette, authorise in this behalf.
(3) Nothing in sub-section (1) or sub-section (2) shall be deemed to require any such opportunity to be given where the transfer is from any Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) to any other Assessing Officer or Assessing Officers (whether with or without concurrent jurisdiction) and the offices of all such officers are situated in the same city, locality or place."
(Emphasis supplied ) From a reading of the language of section 127(3) it is evident that when a file is transferred from one assessing officer to another whose offices are located in the same city, locality or place, though other statutory formalities are required to be complied with, the opportunity of hearing as postulated in section 127 (1) and (2) in case of inter city transfer, is not required.
22Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 Now keeping the position of law in mind let the letter/notice dated 21st October, 2009 issued by the respondent no.2 be examined. In order to appreciate the issue it is necessary to refer to the relevant portion of the impugned intimation issued by the respondent no.2 which is as under:
"Since your income has exceeded minimum threshold limit of Rs.10 lac for the assessment year 2007-2008, the jurisdiction to/of your case automatically gets vested with the Jurisdictional DCIT-Circle-54, Kolkata as per above Directives.
You are kindly informed hereby that no order u/s 127 of the Income Tax Act 1961 by the Ld. Commissioner of Income Tax - XIX, WB is required to be passed for getting the assessment records transferred from ITO Ward- 54(2), Kolkata to DCIT Circle-54, Kolkata by virtue of the provisions of sub-section 3 of section 127 of the Income Tax Act, 1961. For your ready reference the provisions of the said section is appended below.
Section 127 sub-section (3) of the Income Tax Act, 1961 states/reads as:
......
From the foregoing provisions it is clear that the Commissioner of Income Tax is not required to pass any order transferring the case from/to any Assessing Officer(s) if "the offices of all such officers are situated in the same city, locality or place." (Emphasis supplied).
It is evident that the respondent no.2 had sought to justify his action by stating that the jurisdiction automatically gets vested with the jurisdictional officer and no order under section 127 is required to be passed. In my view, the letter/notice dated 21st October, 2009 is patently illegal since it has been held in this judgement that in case of transfer within the same city, locality or place although the opportunity of hearing as postulated in section 127(1) and (2) has been dispensed with, other statutory formalities which includes issuing an order are required to be complied with.
Similarly transfer of files for the assessment years 2007-2008, 2008-2009 and the earlier years as intimated in the letter/notice dated 30th July, 2009 issued by the respondent no.1 is also bad in law. The argument of the respondents that in case of intra city transfer no order is required to be passed, cannot be accepted in view of the settled position of law in Kashiram Aggarwalla (supra) and in S.L.Singhania (supra) wherein the validity of the orders were under challenge, meaning thereby an order recording transfer has to be on the records. The judgement in Subhas Chandra Bhaniramka (supra) where it has been held that in case of transfer of file under section 158BD resort has to be made to section 127 also applies in the instant case. The judgement in M.A.E.K.K. Verma (supra) relied on by the Revenue is not applicable as it dealt with the 23 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 question whether in case of intra city transfer notice is required to be served and whether separate orders of transfer are required under Wealth Tax Act, 1957 and Gift Tax Act, 1956. Therefore, since it has been held in this judgement that it is imperative on part of the respondents to issue order under section 127(3), the letters/notices under challenge are set aside and quashed. The writ petition is allowed. Consequential proceedings are also set aside and quashed. Accordingly, the notice dated 6th January, 2010 regarding the penalty proceedings under section 271(1)(c) for the assessment year 2006-07 is also set aside and quashed. The application being G.A.No. 81 of 2010 is also allowed.
No order as to costs"
(emphasis supplied by me)
14. As in the case before me no order of transfer u/s. 127(1) of the Act had been shown to have been passed, and in fact, the case of the assessee had been transferred simplicitor on the basis of a letter dated 11.04.2018 addressed by ITO-1(4), Bhilai to ITO-2(1), Bhilai; therefore, it is a clear case of invalid assumption of jurisdiction on the part of the ITO-2(1), Bhilai who in absence of any valid assumption of jurisdiction had framed the assessment vide his order u/s.147 r.w.s. 144 of the Act, dated 30.11.2018. I, thus, in terms of my aforesaid observations quash the assessment framed by the ITO-2(1), Bhilai u/s.147 r.w.s. 144 of the Act dated 30.11.2018 for want of valid assumption of jurisdiction on his part.
15. As I have quashed the assessment framed by the A.O u/s. 147 r.w.s. 144 of the Act dated 30.11.2018 for want of valid assumption of jurisdiction, therefore, I refrain from adverting to and dealing with the grounds of appeal raised by the assessee, based on which, the additions made by the A.O has been assailed before me, which, thus, are left open."
18. Also, I find that ITAT, Kolkata in the case of D. Craft Entertainment P. Ltd. Vs. ITO, ITA No.1461/Kol/2017 dated 12.10.2018 after relying on the judgment of the Hon'ble High Court of Calcutta in the case of Kusum Goyal Vs. ITO & Ors (supra) had adjudicated the aforesaid issue in favor of the assessee. For the sake of clarity, the observations of the Tribunal are culled out as under:
"6. We find that no notice u/s.143(2) was issued by ITO, Wd-6(1), Kolkata before completing the assessment. We note that ITO, Wd-34(2), Kolkata did not enjoy the jurisdiction over the assessee company by virtue of both the earlier Notification No.228/2001 dated 31.07.2001(CBDT) as well as the latest Notification No.50/2014 dated 22.10.2014 of CBDT as discussed above. Therefore, the assessment completed by ITO, Wd- 6(1), Kolkata on the strength of the notice issued u/s. 143(2) of the Act by ITO, Wd-24
Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 34(2), Kolkata (who did not enjoy jurisdiction) is non-est in law and, therefore, is bad in law and consequently null in the eyes of law. Moreover, we also take note that Pr. CIT/CIT-12, Kolkata under whom ITO, Ward- 34(2), Kolkata functioned has not issued any order of transfer of the jurisdiction as contemplated u/s. 127 of the Act to ITO, Wd-6(1), Kolkata. The Hon'ble jurisdictional High Court in Kusum Goyal (2010) 329 ITR 283 (Cal) has clearly spelt out that the ITO on its own cannot transfer the jurisdiction without order from the competent authority. In this case, we note that there is no mention in the assessment order of any transfer order passed by the concerned CIT-12, therefore, the contention of the ITO, Ward-6(1), Kolkata that the jurisdiction has been transferred from ITO, Wd-
34(2) to ITO, Wd-6(1), Kolkata is also without authority and vitiates the transfer of jurisdiction as claimed by the AO in the assessment order and thus this fact also vitiates the assessment order. In the light of the above as well as the contention of the assessee that no opportunity of hearing was rendered to it by ITO, Wd-6(1), Kolkata before framing assessment u/s. 144 of the Act which omission on the part of AO also is against principles of natural justice and the impugned assessment u/s 144 of the Act is fragile for non-adherence of principles of natural justice on the part of AO. Therefore, looking from any angle as discussed above and especially taking note that the impugned assessment order passed by the ITO, Wd-6(1), Kolkata without issuing notice u/s. 143(2) of the Act is corum non-judice and therefore null in the eyes of law and, therefore, need to be quashed and we quash the impugned assessment order dated 13.03.2015 passed by ITO, Wd-6(1), Kolkata. The additional grounds raised by the assessee are allowed."
19. As in the case before me no order of transfer u/s.127(1) of the Act had been shown to have been passed, therefore, it is a clear case of invalid assumption of jurisdiction by the ITO-4(2), Raipur who in absence of any valid assumption of jurisdiction had framed the assessment vide his order u/s.143(3) of the Act, dated 27.12.2017. As the facts and issues involved in the present appeal remain the same as were involved in the aforesaid cases, therefore, following the same parity of reasoning, I quash the assessment framed by the ITO-4(2), Raipur u/s.143(3) of the Act dated 27.12.2017 for want of valid assumption of jurisdiction on his part.
20. As I have quashed the assessment framed by the A.O, i.e ITO-4(2), Raipur u/s. 143(3) of the Act dated 27.12.2017 for want of valid assumption of jurisdiction, therefore, I refrain from adverting to and dealing with the grounds of appeal raised by the assessee, based on which, the additions made by the A.O have been assailed before me, which, thus, are left open.
21. In the result, appeal of the assessee is allowed in terms of the aforesaid observations."
25Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
15. Apropos the Ld. DR's contention that the assessee on receipt of notice u/s. 148 of the Act, dated 10.03.2018 had failed to raise any objection to the assumption of jurisdiction by the ITO-1(1), Bhilai as per the mandate of Section 124(3) of the Act, I am unable to concur with the same. The aforesaid aspect had been looked into and deliberated upon at length by the Division Bench of the ITAT, Raipur in the case of Jindal Power Limited Vs. Jt. CIT, Range-1, Bilaspur (C.G.), ITA Nos. 201 & 202/RPR/2017, dated 25.06.2024, wherein the Tribunal after relying on a host of judicial pronouncements had observed as under:
"27. We shall now deal with the contention of the Ld. DR that as the assessee company had not called in question the jurisdiction of the Jt. CIT, Range-1, Bilaspur within the specified time period contemplated under sub section (3) of Section 124 of the Act, i.e. within a period of one month from the date on which it was served with the notice u/s. 143(2) of the Act, therefore, it was divested of its right from assailing the same for the first time before the Tribunal.
28. Before proceeding any further, it would be relevant to cull out Section 124(3) of the Act which reads as under:
"124 (1) xxxxxxx (2) xxxxxxx (3) No person shall be entitled to call in question the jurisdiction of an Assessing Officer--
(a) where he has made a return under sub-section (1) of section 115WD or under sub-section (1) of section 139, after the expiry of one month from the date on which he was served with a notice under sub-section (1) of section 142 or sub-
section (2) of section 115WE or sub-section (2) of section 143 or after the completion of the assessment, whichever is earlier;
26Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024
(b) where he has made no such return, after the expiry of the time allowed by the notice under sub-section (2) of section 115WD or sub-section (1) of section 142 or under sub-section (1) of section 115WH or under section 148 for the making of the return or by the notice under the first proviso to section 115WF or under the first proviso to section 144 to show cause why the assessment should not be completed to the best of the judgment of the Assessing Officer, whichever is earlier;
(c) where an action has been taken under section 132 or section 132A, after the expiry of one month from the date on which he was served with a notice under sub-section (1) of section 153A or sub-section (2) of section 153C or after the completion of the assessment, whichever is earlier.
29. Having given a thoughtful consideration to the aforesaid claim of the ld. DR we are unable to persuade ourselves to subscribe to the same. On a careful perusal of Section 124 of the Act, it transpires that the same deals with the issue of "territorial jurisdiction" of an Assessing Officer. Ostensibly, sub-section (1) of Section 124 contemplates vesting with the A.O jurisdiction over a specified area by virtue of any direction or order issued under sub-section (1) and sub-section (2) of Section 120 of the Act. On the other hand sub-section (2) of Section 124 contemplates the manner in which any controversy as regards the territorial jurisdiction of an A.O is to be resolved. Apropos, sub-section (3) of Section 124 of the Act, the same places an embargo upon an assessee to call in question the jurisdiction of the A.O where he had initially not raised such objection within a period of one month from the date on which he was served with a notice under sub-section (1) of Section 142 or sub-section (2) of Section 143. In sum and substance, the obligation cast upon an assessee to call in question the jurisdiction of the A.O as per the mandate of sub- section (3) of Section 124 is confined to a case where the assessee objects to the assumption of territorial jurisdiction by the A.O, and not otherwise. Our aforesaid view is fortified by the judgment of the Hon'ble High Court of Bombay in the case of Peter Vaz Vs. CIT, Tax Appeal Nos. 19 to 30 of 2017, dated 05.04.2021 and that of the Hon'ble High Court of Gujarat in the case of CIT Vs. Ramesh D Patel (2014) 362 ITR492 (Guj.). In the aforesaid cases the Hon'ble High Courts have held that as Section 124 of the Act pertains to territorial jurisdiction vested with an AO under sub-section (1) or sub- section (2) of Section 120, therefore, the provisions of sub- section (3) of Section 124 which places an embargo on an assessee to raise an objection as regards the validity of the jurisdiction of an A.O would get triggered only in a case where 27 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 the dispute of the assessee is with respect to the territorial jurisdiction and would have no relevance in so far his inherent jurisdiction for framing the assessment is concerned. Also, support is drawn from a recent judgment of the Hon'ble High Court of Calcutta in the case of Principal Commissioner of Income-tax Vs. Nopany & Sons (2022) 136 taxmann.com 414 (Cal). In the case before the Hon'ble High Court the case of the assessee was transferred from ITO, Ward-3 to ITO, Ward-4 and the impugned order was passed by the ITO, Ward-4 without issuing notice u/s 143(2), i.e. only in pursuance to the notice that was issued by the ITO, Ward-3, who had no jurisdiction over the assessee at the relevant time. The Hon'ble High Court considering the fact that as the assessment was framed on the basis of the notice issued under Sec. 143(2) by the assessing officer who had no jurisdiction to issue the same at the relevant point of time quashed the assessment. Apart from that, the aforesaid view is also supported by the order of the ITAT, Kolkata 'B' Bench in the case of OSL Developers
(p) Ltd. Vs. ITO, (2021) 211 TTJ (Kol) 621 and that of ITAT, Gauhati Bench in the case of Balaji Enterprise Vs. ACIT (2021) 187 ITD 111 (Gau.). Accordingly, on the basis of our aforesaid observations, we are of the view that as the assessee's objection to the validity of the jurisdiction assumed by the Jt. CIT, Range-1, Bilaspur is not an objection to his territorial jurisdiction, but in fact an objection to the assumption of inherent jurisdiction by him in absence of an order u/s.120(4)(b) of the Act, therefore, the provisions of sub-section (3) of Section 124 would not assist the case of the revenue.
30. In fact, we find that the Hon'ble High Court of Bombay in the case of Bansilal B. Raisoni & Sons Vs. ACIT, Central Circle-1, Nashik & Anr, WP No.13391 of 2018 had, inter alia observed that the time limit for raising objection to the jurisdiction of the Assessing Officer prescribed under sub section (3) of Section 124 has a relation to the Assessing Officer's territorial jurisdiction. It was further observed that the time limit prescribed would not apply to a case where the assessee contends that the action of the Assessing Officer is without authority of law and, therefore, wholly without jurisdiction. Also, we find that the Hon'ble High Court of Bombay in the case of CIT-1, Nagpur Vs. Lalitkumar Bardia, (2017) 84 taxmann.com 213 (Bom) had addressed the contention of the department that where the assessee had not objected to the jurisdiction within the time prescribed under sub-section (3) of Section 124 of the Act, then, having waived its said right, it was barred from raising the issue of jurisdiction after having participated in the assessment proceedings. The Hon'ble High Court had observed that the 28 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 waiver can only be of one's right/privilege but non-exercise of the same will not bestow jurisdiction on a person who inherently lacks jurisdiction. Therefore, the principle of waiver cannot be invoked so as to confer jurisdiction on an Officer who is acting under the Act when he does not have jurisdiction. The Hon'ble High Court while concluding as hereinabove had relied on the judgment of the Hon'ble Supreme Court in the case of Kanwar Singh Saini Vs. High Court of Delhi, 2012 (4) SCC 307. The Hon'ble Apex Court in its aforesaid judgment had held that it is the settled legal proposition that conferment of jurisdiction is a legislative function and it can neither be conferred with the consent of the parties nor by a superior court. The Hon'ble Apex Court further observed that if the court passes order/decree having no jurisdiction over the matter, it would amount to a nullity as the matter goes to the roots of the cause. Also, the Hon'ble Apex Court clarified that an issue can be raised at any belated stage of the proceedings including in appeal or execution. Elaborating further, it was observed by the Hon'ble Apex Court that the finding of a court or tribunal becomes irrelevant and unenforceable/inexecutable once the forum is found to have no jurisdiction. It was further observed by the Hon'ble Apex Court that acquiescence of a party equally should not be permitted to defeat the legislative animation and the court cannot derive jurisdiction apart from the statute. For the sake of clarity, the observations of the Hon'ble Apex Court in the case of Kanwar Singh Saini Vs. High Court of Delhi (supra) are culled out as under:
"22. There can be no dispute regarding the settled legal proposition that conferment of jurisdiction is a legislative function and it can neither be conferred with the consent of the parties nor by a superior court, and if the court passes order/decree having no jurisdiction over the matter, it would amount to a nullity as the matter goes to the roots of the cause. Such an issue can be raised at any belated stage of the proceedings including in appeal or execution. The finding of a court or tribunal becomes irrelevant and unenforceable/inexecutable once the forum is found to have no jurisdiction. Acquiescence of a party equally should not be permitted to defeat the legislative animation. The court cannot derive jurisdiction apart from the statute. (Vide United Commercial Bank Ltd v. Workmen, Nai Bahu v. Lala Ramnarayan, Natraj Studios (P) Ltd. v. Navrang Studios, Sardar Hasan Siddiqui v. STAT, A.R. Antulay v. R.S. Nayak, Union of India v. Deoki Nandan Aggarwal, Karnal Improvement Trust v. Parkash Wanti, U.P. Rajkiya Nirman Nigam Ltd. v. Indure (P) Ltd., State of Gujarat v. Rajesh Kumar 29 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 Chimanlal Barot, Kesar Singh v. Sadhu, Kondiba Dagadu Kadam v. Savitribai Sopan Gujar and CCE v. Flock (India) (P) Ltd.)"
31. We, thus, are of the view that as the Jt. CIT, Range-1, Bilaspur in absence of any order passed by the specified authority u/s. 120(4)(b) of the Act had no jurisdiction to frame the assessment in the case of the assessee company before us, therefore, the calling into question of the same by the assessee company before us would not be hit by the prescribed time limit contemplated in Section 124(3) of the Act, which as observed by us hereinabove, is in context of the territorial jurisdiction of the A.O. Apart from that, as held by the Hon'ble Supreme Court in the case of Kanwar Singh Saini Vs. High Court of Delhi (supra), as the Jt. CIT, Range-1, Bilaspur in absence of any order in writing u/s. 120(4)(b) of the Act had wrongly assumed jurisdiction and framed the assessment vide his impugned order u/s. 143(3) of the Act dated 01.03.2013, therefore, the assessee company remained well within its right to challenge the absence of his inherent jurisdiction to frame the impugned assessment in the course of the proceedings before us.
32. We, thus, in terms of our aforesaid observations, quash the order passed by the Jt. CIT, Range-1, Bilaspur u/s. 143(3) of the Act dated 01.03.2013 for want of valid assumption of jurisdiction on his part."
16. I, thus, in terms of my aforesaid observations, am of the view that as the facts and the issue involved in the present case are squarely covered by the aforesaid judicial pronouncements, therefore, I follow the same.
Accordingly, the assessment order passed by the A.O u/s. 144 r.w.s. 147 of the Act, 27.11.2018 is quashed in terms of the aforesaid observations for want of valid assumption of jurisdiction.
17. As I have quashed the assessment framed by the A.O vide his order u/s. 144 r.w.s. 147 of the Act, dated 27.11.2018, therefore, I refrain from 30 Seva Ram Sahu Vs. ITO-1(5), Bhilai ITA No. 294/RPR/2024 adverting to the other contentions that have been raised by the Ld. AR as regards the merits of the case which, thus, are left open.
18. In the result, appeal of the assessee is allowed in terms of the aforesaid observations.
Order pronounced in open court on 09th day of December, 2024.
Sd/-
(रवीश सूद /RAVISH SOOD) या यक सद य/JUDICIAL MEMBER रायपुर/ RAIPUR ; दनांक / Dated : 09th December, 2024.
****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 CIT(Appeals)-1, Raipur (C.G)
4. The Pr. CIT-1, Raipur (C.G)
5. वभागीय त न ध, आयकर अपील य अ धकरण,रायपुर बच,
रायपुर / DR, ITAT, Raipur Bench, Raipur.
6. गाड फ़ाइल / Guard File.
आदे शानस
ु ार / BY ORDER,
// True Copy //
Senior Private Secretary
आयकर अपील य अ धकरण, रायपरु / ITAT, Raipur.