Income Tax Appellate Tribunal - Hyderabad
Farooqi Gulamsamdani,Hyderabad vs Dcit., Central Circle - 1(3), Hyderabad on 24 December, 2025
आयकर अपीलीय अधिकरण, है दराबाद पीठ
IN THE INCOME TAX APPELLATE TRIBUNAL
Hyderabad 'B' Bench, Hyderabad
श्री विजय पाल राि, उपाध्यक्ष एिं
श्री मिुसूदन सािडिया, लेखा सदस्य के समक्ष ।
BEFORE SHRI MANJUNATHA G, ACCOUNTANT MEMBER
AND SHRI RAVISH SOOD, JUDICIAL MEMBER
आ.अपी.सं /ITA No.814/Hyd/2025
(निर्धा र ण वर्ा /Assessment Year:2019-20)
Shri Farooqi Gulam Samdani, Dy. Commissioner of Income Tax,
Hyderabad. Vs. Central Circle 1(3), Hyderabad.
PAN : AISPG5022C
(Appellant) (Respondent)
निर्धा ररती द्वधरध /Assessee by:
Shri P. Murali Mohan Rao, C.A.
रधजस्व द्वधरध /Revenue by: Dr. Sachin Kumar, SR-AR
सु ि वधई की तधरीख /Date of hearing: 11/11/2025
घोर्णध की तधरीख /Pronouncement: 24/12/2025
आदे श/ORDER
PER MANJUNATHA G, A.M. :
This appeal is filed by Shri Farooqi Gulam Samdani ("the assessee"), feeling aggrieved by the order passed by the Learned Commissioner of Income Tax (Appeals), Hyderabad-11 ("Ld. CIT(A)"), dated 13.03.2025 for the Assessment Year 2019-20.
2. The assessee has raised the following grounds of appeal : ITA No.814/Hyd/2025 2 ITA No.814/Hyd/2025 3
3. The brief facts of the case are that the assessee is an individual and is in the business of construction activity filed his original return of income for the Assessment Year 2019-20 on 30.11.2020 declaring total income of Rs.4,93,200/-. A search and seizure operation u/s.132 of the Income Tax Act, 1961 ("the Act") was conducted in the case of Mohd. AbdulSattar & Others on 22.11.2018 wherein certain incriminating evidences relating ITA No.814/Hyd/2025 4 to the assessee were found and seized. The case was centralised to DCIT, Central Circle 1(3), Hyderabad vide order u/s.127 of the Act dated 15.03.2023 issued by the Pr. CIT-1, Hyderabad. The Assessing Officer issued notice u/s.153C of the Act on 16.12.2022 through ITBA portal. There was no response to the notice issued to the assessee. Hence notices u/s.142(1) of the Act was issued on 22.02.2023 and 29.12.2023 calling for information. In response to the notice issued u/s.153C of the Act, the assessee filed his return of income on 09.02.2024 by admitting the income ofRs.4,93,200/-. During the course of assessment proceedings, the Assessing Officer noticed that, during search proceedings an agreement of sale dated 28.08.2018 was found and seized and marked as Annexure No.A/MAS/RES/02. As per this agreement of sale, Shri Mohd. Abdul Sattar had entered into an agreement of sale of land for a total consideration of Rs.10 Crores, out of which an amount of Rs.3.00 Crores was paid in the form of cash towards advance amount by the assessee and others. Moreover, as per the sale deed dated 28.08.2018, the same land admeasuring 5.12 acres was purchased by the assessee and one Anees Begum. As per the contents of the agreement of sale, seized/search documents, out of the total sale consideration of Rs.10 Crores, the seller had received Rs.3 Crores in cash from the assessee and his family. In this regard, the assessee was given a show cause notice on 05.03.2024 and called upon to explain the source. In response to the notice, the assessee submitted that the land has been purchased vide sale deed for sale ITA No.814/Hyd/2025 5 consideration of Rs.1 Crore and the same has been paid through banking channel. Further, the assessee submitted that he never had paid any cash for consideration of Rs.3 Crores. The Assessing Officer after considering the relevant seized documents and observed that the assessee has paid advance of Rs.3 Crores by way of cash for purchase of property and source for the same has not been explained. Therefore by taking note of relevant seized material, made addition of Rs.1.50 Crores being 50% share of the assessee towards sale consideration paid in cash for purchase of property as unexplained investment u/s.69 of the Act.
4. Aggrieved by the assessment order, the assessee filed appeal before the Ld. CIT(A). Before the Ld. CIT(A), the assessee challenged the assessment order passed by the Assessing Officer u/s.153C of the Act dated 13.03.2024 in light of notice issued u/s.153C dated 16.12.2022 and argued that notice issued after a gap of 22 months is not in accordance with law and barred by limitation. The assessee has also challenged the addition made by the Assessing Officer towards the sale consideration for Rs.1.50 Crores on the ground that there is no evidence to allege payment in cash, and thus the additions made by the Assessing Officer on the basis of incriminating documents being sale agreement and claimed that the assessee has ITA No.814/Hyd/2025 6 paid cash consideration of Rs.3 Crores for purchase of property is not supported by relevant evidences.
5. The Ld. CIT(A) after considering the submissions of the assessee and also taking note of the sale agreement and sale deed, rejected the legal ground taken by the assessee challenging the validity of assessment order passed by the Assessing Officer u/s.153C of the Act in light of notice issued u/s. 153C of the Act dated 16.12.2022 and held that the as per the provisions of section 153C of the Act where a search is conducted and during the course of search any material found belonged to the other party, the Assessing Officer is bound to issue notice u/s.153C of the Act and such notice can be issued any time within the reasonable time but there is no condition as to which period was to be issued. The Ld. CIT(A) had also discussed the issue on merit and held that the evidences found during the course of search in the premises of Mohd. Abdul Sattar clearly shows that the agreement of sale for purchase of property by the assessee for a consideration of Rs.10 Crores, out of which the assessee has paid Rs.3 Crores in cash and source for the same has not been explained. ITA No.814/Hyd/2025 7 Therefore, the Ld. CIT(A) observed that there is no error in the reasons given by the Assessing Officer to make addition of Rs.1.50 Crores being 50% share of the assessee paid as advance in cash as unexplained money u/s.69A of the Act. The relevant observations of the Ld. CIT(A) are as under :
ITA No.814/Hyd/2025 8ITA No.814/Hyd/2025 9 ITA No.814/Hyd/2025 10 ITA No.814/Hyd/2025 11 ITA No.814/Hyd/2025 12 ITA No.814/Hyd/2025 13 ITA No.814/Hyd/2025 14
6. Aggrieved by the order of Ld. CIT(A), the assessee is in appeal before the Tribunal. The learned counsel for the assessee Shri P Murali Mohan Rao, C.A. referring to the date of search, the order passed by the Assessing Officer in the case of searched person, the date of recording satisfaction as required u/s.153C of the Act and subsequent notice issued u/s.153C of the Act dated 16.12.2022, submitted that the Assessing Officer issued notice after a gap of 20 ITA No.814/Hyd/2025 15 months from the date of order passed in the case of searched person on 23.04.2021 which is beyond the limitation period provided under the Act. In support of his contention, he relied on the decision of the Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears (2014) 362 ITR 673 (SC) and also the decision of Hon'ble Delhi High Court in the case of CIT Vs. Bharat Bhushan Jain (2015) 370 ITR 695 (Del). The learned counsel for the assessee referring to the decision of Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears (supra) submitted that the Hon'ble Supreme Court had clearly stated that for the purpose of section 158BD of the Act, a satisfaction note is sine qua non and must be prepared by the Assessing Officer before he transmits the records to the other Assessing Officer who has jurisdiction over such other person. The satisfaction note prepared could be prepared at either of the following stages :
(a) at the time of or along with the initiation of proceedings against the searched person u/s. 158BC of the Act;
(b) along with the assessment proceedings u/s. 158BC of the Act; and ITA No.814/Hyd/2025 16
(c) immediately after the assessment proceedings are completed u/s. 158BC of the Act of the searched person.
In the present case, search was taken place on 22.11.2018 and the assessment of the searched person was completed on 23.04.2021. The Assessing Officer of the assessee issued notice u/s.153C of the Act after a gap of more than 20 months and thus the above notice issued by the Assessing Officer and consequential order passed by the Assessing Officer u/s.153C of the Act is bad in law and liable to be quashed. In this regard, he relied upon the decision of Hon'ble Gujarat High Court in the case of Pr.CIT Vs. Jitendra H Modi HUF (2018) 403 ITR 110 (Guj) and also the decision of ITAT, Pune Bench in the case of Kewal Kumar Jain Vs. ACIT in ITA Nos.1384 & 1385/PUN/2016 dated 06.11.2018.
7. The learned Department Representative Dr. Sachin Kumar, on the other hand, supporting the order of Ld. CIT(A) submitted that, as per the provisions of section 153C of the Act, the only requirement is to record satisfaction and issue notice to any other person if search indicates incriminating material belongs to the other person. ITA No.814/Hyd/2025 17 However, there is no condition as to when such satisfaction has to be recorded and notice u/s.153C should be issued. Since the Assessing Officer has issued notice u/s.153C of the Act after recording satisfaction within a reasonable time, and passed the assessment order u/s.153C of the Act, the arguments of the learned counsel for the assessee that the notice issued by Assessing Officer is beyond limitation, consequently assessment order passed by the Assessing Officer is bad in law and liable to be quashed cannot be accepted. In this regard, he relied upon the decision of Hon'ble Delhi High Court in the case of Indian National Congress Vs. DCIT (2024) 463 ITR 431 (Del).
8. We have heard both the parties, perused the material available on record and gone through the orders of authorities below. We have also carefully considered the case laws referred by the learned counsel for the assessee in support of his arguments and also the counter argument advanced by the learned DR in light of the decision of Hon'ble Delhi High Court in the case of Indian National Congress Vs. DCIT (supra). There is no dispute with regard to the fact ITA No.814/Hyd/2025 18 that the search was conducted in the case of Shri Mohd. Abdul Sattar & Others on 22.11.2018 and the assessment of the searched person was completed u/s.153A of the Act on 23.04.2021 for the A.Y. 2019-
20. It is also an admitted fact that the Assessing Officer of the assessee has recorded satisfaction as required u/s.153C of the Act on 17.11.2022 and issued notice u/s.153C of the Act on 16.12.2022. Thus there is a gap of 20 months from the date of assessment by the Assessing Officer of searched person and the date of issue of notice u/s.153C of the Act to the assessee. The assessee contends that the satisfaction note could be prepared at any of the following stages including at the time or along with the initiation of proceedings against the searched person u/s.158BC/ 153A of the Act or in the course of the assessment proceedings u/s.158BC/153A of the Act or immediately after the assessment proceedings are completed u/s.
158BC/ 153A of the Act of the searched person. This legal position has been explained by the Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears ITA No.814/Hyd/2025 19
(supra) wherein the Hon'ble Supreme Court at para 44 of the order clearly held as under :
" 44. In the result, we hold that for the purpose of Section 158BD of the Act a satisfaction note is sine qua non and must be prepared by the assessing officer before he transmits the records to the other assessing officer who has jurisdiction over such other person. The satisfaction note could be prepared at either of the following stages: (a) at the time of or along with the initiation of proceedings against the searched person under Section 158BC of the Act; (b) along with the assessment proceedings under Section 158BC of the Act; and (c) immediately after the assessment proceedings are completed under Section 158BC of the Act of the searched person."
9. This legal position has been accepted by the CBDT and issued a Circular No.24/2015 dated 31.12.2015 whereby referring to the decision of Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears (supra), the CBDT has issued a circular and directed the Assessing Officer as to how and when the satisfaction note could be prepared. Further, the CBDT also directed the field officer to withdraw / not to press, the pending litigation with regard to ITA No.814/Hyd/2025 20 recording of satisfaction note u/s.158BD/153C of the Act, if it does not meet the guidelines laid down by the Hon'ble Supreme Court. The relevant circular No.24/2015 is reproduced as under :
" The issue of recording of satisfaction for the purposes of section 158BD/153C has been subject matter of litigation.
2. The Hon'ble Supreme Court in the case of M/s Calcutta Knitwears in its detailed judgment in Civil Appeal No.3958 of 2014 dated 12.3.2014(available in NJRS at 2014-LL-0312-51) has laid down that for the purpose of Section 158BD of the Act, recording of a satisfaction note is a prerequisite and the satisfaction note must be prepared by the AO before he transmits the record to the other AO who has jurisdiction over such other person u/s 158BD. The Hon'ble Court held that "the satisfaction note could be prepared at any of the following stages:
(a) at the time of or along with the initiation of proceedings against the searched person under section 158BC of the Act; or
(b) in the course of the assessment proceedings under section 158BC of the Act; or
(c) immediately after the assessment proceedings are completed under section 158BC of the Act of the searched person."
3. Several High Courts have held that the provisions of section 153C of the Act are substantially similar/pari-materia to the provisions of section 158BD of the Act and therefore, the above guidelines of the Hon'ble SC, apply to proceedings u/s 153C of the IT Act, for the purposes of ITA No.814/Hyd/2025 21 assessment of income of other than the searched person. This view has been accepted by CBDT.
4. The guidelines of the Hon'ble Supreme Court as referred to in para 2 above, with regard to recording of satisfaction note, may be brought to the notice of all for strict compliance. It is further clarified that even if the AO of the searched person and the "other person" is one and the same, then also he is required to record his satisfaction as has been held by the Courts.
5. In view of the above, filing of appeals on the issue of recording of satisfaction note should also be decided in the light of the above judgement. Accordingly, the Board hereby directs that pending litigation with regard to recording of satisfaction note under section 158BD/153C should be withdrawn/not pressed if it does not meet the guidelines laid down by the Apex Court."
10. A similar view has been taken by Hon'ble Delhi High Court in the case of CIT Vs. Bharat Bhushan Jain (supra) where the Hon'ble High Court by following the decision of Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears (supra) held that satisfaction note can be recorded after completion of the proceedings u/s. 158BC of the Act, but the same must be done immediately thereafter. A similar view has been taken by Hon'ble Gujarat High Court in the ITA No.814/Hyd/2025 22 case of PCIT Vs. Jitendra H Modi HUF (supra) wherein at para 7, it was held as under :
11. The ITAT, Pune Bench in the case of Kewal Kumar Jain Vs. ACIT (supra) also considered an identical issue of recording satisfaction and issue of notice u/s.153C of the Act by the Assessing Officer of the searched person or the other person or the issue of notice u/s.153C of the Act and after considering the relevant facts and also by following the Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears (supra), in paras 10 to 14 held as under : ITA No.814/Hyd/2025 23
" 10. We have heard the rival contentions and perused the record. The assessee is aggrieved by initiation and completion of proceedings under section 153C of the Act, so we shall first make reference to said section. Under the pre-amended provisions of section 153C(1) of the Act, it is provided that notwithstanding anything contained in sections 139, 147, 148, 149, 151 and 153 of the Act, where the Assessing Officer is satisfied that any money, bullion, jewellery or other valuable article or thing or books of account or documents seized or requisitioned, belongs to a person other than a person referred to in section 153A of the Act, then the books of account or documents or assets seized or requisitioned, shall be handed over to the Assessing Officer having jurisdiction over such 'other person' and that Assessing Officer shall proceed against such other person and issue notice and assess or re-assess income of such 'other person' in accordance with provisions of section 153A of the Act. In other words, recording of satisfaction has to be made by Assessing Officer of searched person before handing over the books of account or documents or assets seized or requisitioned, to the Assessing Officer having jurisdiction over such other person. The recording of satisfaction has been mandated to be made before or at the time of completion of assessment proceedings of searched person; since after assessment has been completed of the searched person, the Assessing Officer becomes ex-officio of searched person.
11. The Hon'ble Supreme Court in the case of M/s. Calcutta Knitwears (supra) have laid down the proposition for section 158BD of the Act that recording of satisfaction note is pre-requisite and satisfaction note must be prepared by Assessing Officer before he transmits the record to the other Assessing Officer, who has jurisdiction over 'other person' under section 158BD of the Act. The Apex Court held that the satisfaction note could be prepared at any of the following stages:
(a) at the time of or along with the initiation of proceedings against the searched person under section 158BC of the Act; or
(b) in the course of the assessment proceedings under section 158BC of the Act; or
(c) immediately after the assessment proceedings are completed under section 158BC of the Act of the searched person.
12. The Hon'ble High Courts have also held that provisions of section 153C of the Act are substantially similar / para-materia to the provisions of section 158BD of the Act. The CBDT recognizing the above said position has issued circular No.24/2015, dated 31.12.2015 in respect of proceedings under section 153C of the Act i.e. for the purpose of assessment of income of 'other person' other than searched person. The CBDT has issued circular to the effect that guidelines of the Hon'ble Supreme Court with regard to recording of satisfaction note, may be brought to the notice of all for strict compliance. It is further clarified by the CBDT that even if the Assessing Officer ITA No.814/Hyd/2025 24 of searched person and the other person are one and the same, then also he was required to record his satisfaction as has been held by the Courts.
13. Applying the ratio laid down by the Hon'ble Supreme Court, satisfaction note has to be prepared by the Assessing Officer of searched person at the time of or along with the initiation of proceedings against searched person; or in the course of the assessment proceedings of searched person; or immediately after the assessment proceedings of the searched person. This view of the Hon'ble Supreme Court though in the context of proceedings under section 158BD of the Act has to be applied even for the proceedings to be initiated under section 153C of the Act. In other words, where any document is found or requisitioned or books of account are found and / or any other asset or valuable article or thing is found, which belongs to a person other than searched person, then the Assessing Officer of searched person has to record satisfaction in this regard before handing over the documents to Assessing Officer having jurisdiction over 'other person', other than searched person. In such scenario, where provisions of the Act have been made clear by Hon'ble Supreme Court, no other view is sustainable.
14. Now, coming to the facts of present case. We make reference to sequence of events as noted by CIT(A) at page 5 of appellate order. On 29.07.2003, search action was carried out at the office and residential premises of search party. On 27.03.2006 order under section 143(3) r.w.s. 153A of the Act was passed in the case of searched party. Further, on 15.06.2007, the Assessing Officer of searched party passed on information / seized documents to the jurisdictional Assessing Officer of assessee. On 18.02.2008, notice under section 153C of the Act was served upon the assessee. On 25.02.2008, letter was filed by assessee stating that original return of income filed be treated as return filed in response to notice issued under section 153C r.w.s. 153A of the Act. Thereafter, assessment proceedings were taken up on various occasions and assessment order under section 143(3) r.w.s. 153C of the Act was passed on 30.12.2008. In such scenario, where assessment of searched person was completed on 27.03.2006, then the handing over of seized documents by Assessing Officer of searched person to the jurisdictional Assessing Officer of assessee on 15.06.2007 is belated and is beyond the period prescribed in section 153C of the Act for initiation of proceedings under section 153C of the Act. Accordingly, we hold so. Even the Circular issued by CBDT dated 31.12.2015 lays down such proposition, in turn, applying the ratio laid down by the Hon'ble Supreme Court in the case of M/s. Calcutta Knitwears (supra). Accordingly, we hold that proceedings initiated under section 153C of the Act are beyond the time prescribed and hence, are invalid and consequently, assessment order passed under section 143(3) r.w.s. 153C of the Act stands annulled. The grounds of appeal No.4 and 5 raised by assessee are thus, allowed and all other grounds of appeal raised by assessee become academic in nature." ITA No.814/Hyd/2025 25
12. The sum and substance of ratio laid down by Hon'ble Supreme Court in the case of CIT-III Vs. Calcutta Knitwears (supra) and Hon'ble Delhi High Court in the case of CIT Vs. Bharat Bhushan Jain (supra) and also the Hon'ble Gujarat High Court in the case of Pr.CIT Vs. Jitendra H Modi HUF (supra) is that the Assessing Officer must record satisfaction as required u/s.153C of the Act, either at the time or along with the initiation of proceedings against searched person u/s.153A of the Act or in the course of assessment proceedings u/s.158BC/153A of the Act or immediately after the assessment proceedings are completed u/s.158BC/153A of the Act. The Hon'ble Delhi High Court and Hon'ble Gujarat High Court by considering the ratio laid down by Hon'ble Supreme Court has clearly held that any notice issued after a period of 10 months or 1 ½ year from the date of completion of assessment of searched person, is not a valid notice and consequently the assessment order passed by the Assessing Officer in pursuant to the said notice cannot be upheld. In the present case, there is no dispute with regard to the fact that there is a gap of more than 20 months from the date of assessment of ITA No.814/Hyd/2025 26 searched person to the date of issue of notice u/s.153C of the Act and therefore, in our considered opinion, the notice issued by the Assessing Officer is not a valid notice and consequently the assessment order passed by the Assessing Officer in pursuant to the said notice cannot be upheld.
13. In so far as the case law relied upon by the Ld. DR in the case of Indian National Congress Vs. DCIT (supra), in our considered opinion, the facts of the above case are entirely different and not related to the limitation provided for recording satisfaction u/s.153C of the Act and issue of notice u/s.153C of the Act and therefore is not applicable to the present case. In any case, even if the decision relied upon by the Ld. DR is applicable to the facts of the present case, but fact remains that since there are divergent views on the issue, in view of the decision of Hon'ble Supreme Court in the case of CIT Vs. Vegetable Products Ltd. (1973) 88 ITR 192 (SC), in our considered view, the view which is favourable to the assessee should be considered. Since the Hon'ble Supreme Court and majority of Hon'ble High Courts have taken a view that notice issued u/s.153C of ITA No.814/Hyd/2025 27 the Act after a period of 10 months to 1 ½ year is barred by limitation and in our considered view by applying the above case laws in the present case, notice issued u/s.153C of the Act dated 16.12.2022 after a period of 22 months is not a valid notice and consequently the assessment order passed by the Assessing Officer u/s.153C of the Act dated 13.03.2024 is invalid, void ab initio and liable to be quashed. We order accordingly.
14. The assessee has raised various grounds on the additions made by the Assessing Officer towards consideration paid in cash for purchase of property as per the agreement of sale and documents seized at the time of search and claimed that the additions made by the Assessing Officer is not made on any material found during the course of search but on the basis of dumb documents which cannot be upheld. The learned Department Representative also argued that the additions made by the Assessing Officer is based on incriminating material found in the search. Although both the parties have argued that the additions made by the Assessing Officer based on the incriminating material found during search and consideration paid in ITA No.814/Hyd/2025 28 cash as unexplained investment u/s. 69A of the Act, but in our considered opinion, the issue becomes academic in nature because the assessee has got relief on legal grounds where we held that the assessment order passed by the Assessing Officer u/s. 153C of the Act is bad in law and accordingly quashed. Since the assessee got relief on legal grounds, in our considered view, the other grounds taken on merit in respect of the additions made towards cash consideration as unexplained investment u/s.69 of the Act become infructuous. Thus the other grounds taken by the assessee are dismissed as infructuous.
15. In the result, the appeal of the assessee is allowed.
Order pronounced in the open Court on 24th Dec., 2025.
Sd/- Sd/-
(RAVISH SOOD) (MANJUNATHA G)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Hyderabad.
Dated: 24.12.2025.
* Reddy gp
ITA No.814/Hyd/2025 29
Copy of the Order forwarded to :
1. Shri Farooqi Gulam Samdani, C/o P. Murali & Co., C.As, 6-3-655/2/3, Somajiguda, Hyderabad-500 082
2. The DCIT, Central Circle 1(3), Hyderabad.
3. Pr.CIT (Central Circle), Hyderabad.
4. DR, ITAT, Hyderabad.
5. Guard file.
BY ORDER,