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 31, Cited by 0]

Bombay High Court

Vaibhav Maruti Dombale vs Deputy Commissioner Of Income Tax ... on 12 September, 2025

Author: B. P. Colabawalla

Bench: B. P. Colabawalla

   2025:BHC-OS:14984-DB


                                                                                            wp1489-25withitxal21746-25.doc



                                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                     CIVIL APPELLATE JURISDICTION

                                                     WRIT PETITION NO.1489 OF 2025


                        Vaibhav Maruti Dombale                                                .. Petitioner

                                 Versus

                        The Assistant Registrar,
                        Income-tax Appellate Tribunal,
                        Mumbai and Others                                                     .. Respondents
                                                                        WITH
            Digitally signed
            by SMITA
                                             ORDINARY ORIGINAL CIVIL JURISDICTION
SMITA       RAJNIKANT
RAJNIKANT   JOSHI
JOSHI       Date:
            2025.09.12
            16:00:03 +0530                    INCOME TAX APPEAL (L) NO.21746 OF 2025


                        Vaibhav Maruti Dombale                                                .. Appellant

                                 Versus

                        The Assistant Registrar,
                        Income-tax Appellate Tribunal,
                        Mumbai and Others                                                     .. Respondents

                           Mr.Dharan Gandhi a/w                     Ms.Anchal     Vyas,   Advocate         for    the
                           Appellant/Petitioner.

                           Mr.Vikas Khanchandani, Advocate for the Respondents.

                                          CORAM:               B. P. COLABAWALLA &
                                                               FIRDOSH P. POONIWALLA, JJ.
                           RESERVED ON:                        12th AUGUST, 2025
                        PRONOUNCED ON:                         12th SEPTEMBER, 2025.


                                                                   Page 1 of 30

                       Mohite




                                ::: Uploaded on - 12/09/2025                         ::: Downloaded on - 12/09/2025 23:50:52 :::
                                                               wp1489-25withitxal21746-25.doc



JUDGEMENT:

(PER FIRDOSH P. POONIWALLA, J.)

1. Writ Petition No.1489 of 2025 has been filed seeking quashing and setting aside of the Order dated 17 th September 2024 passed by the Income Tax Appellate Tribunal 'B' Bench, Pune (hereinafter referred to as the "ITAT"), in Miscellaneous Application No.225/Pune/2023, under Section 254(2) of the Income Tax Act, 1961 (hereinafter referred to as the "IT Act") and the Order dated 17 th September 2024 passed by the ITAT under Section 254(1) of the I.T.Act in I.T.Appeal No.299/Pune/2021.

2. The IT Appeal (L) No.21746 of 2025 has been filed seeking setting aside of the Order dated 17 th September 2024 passed by the ITAT, under Section 254(1) of the IT Act, in I.T. Appeal No.299/Pune/2021.

WRIT PETITION NO.1489 OF 2025

3. Rule. Rule made returnable forthwith. Heard finally by consent of the parties.

4. Before we consider the issues involved in this Writ Petition, it would be appropriate to set out the relevant facts of the matter.

Page 2 of 30

Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc

5. The Petitioner filed his return of income for the AY 2019-20 on 5th October, 2019 declaring an income of Rs. 1,19,20,710/-.

6. The said return was processed and an intimation was issued to the Petitioner on 14th May, 2020 u/s 143(1) of the IT Act. In the said intimation, interalia, an adjustment was made and a sum of Rs. 57,92,151/-

was disallowed and added to the total income, being the amount received from the employees as contribution to any provident fund, superannuation fund etc. and not paid within the due dates prescribed u/s 36(1)(va) of the IT Act. This adjustment was made apparently u/s sub-sections (i), (ii) and (iv) of Section 143(1)(a). It is the case of the Petitioner that, prior to such adjustment, a proposal was sent and which was duly replied to. However, the reply was not taken into consideration while making the adjustment.

7. Be that as it may, aggrieved by the assessment order, the Petitioner filed an Appeal before the Commissioner of Income-tax Appeals, Pune ["CIT(A)"] on 20th May, 2020. Before the CIT(A), the Petitioner made elaborate submissions in respect of the impugned addition. The Petitioner also relied upon the judgement of this Court, which had held that employees' contribution to the funds, if paid before the due date of filing of return of income, would be allowed as a deduction.

Page 3 of 30

Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc

8. The CIT(A) disposed of the appeal by an Order dated 22 nd June 2021. The CIT(A), on the basis of the amendment carried out in section 43B of the Act, by inserting Explanation 5 vide Finance Act, 2021 w.e.f. 1 st April, 2021, held that such amendment is retrospective in nature and therefore sustained the addition.

9. Aggrieved by the Order dated 22nd June, 2021 of the CIT(A), the Petitioner filed an Appeal with the ITAT. The Petitioner raised a ground that sufficient opportunity of being heard was not provided by the CPC and the CIT(A) and that no reasoned order was passed. The Petitioner challenged the addition sustained and also the retrospective application of Explanation 5 to Section 43B of the Act by the CIT(A).

10. On 5th September, 2022, the ITAT passed an Order u/s 254(1) of the Act, whereby it was held that the insertion of Explanation 5 to Section 43B of the Act is prospective in nature and that the controversy is settled by the judgement of the Hon'ble Supreme Court in the case of Alom Extrusions Ltd. reported in 319 ITR 306 and the judgement of this Court in CIT vs. Ghatge Patil Transport Ltd. reported in 368 ITR 749.

Page 4 of 30

Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc

11. Subsequent to the passing of the Order by the ITAT [dated 5 th September, 2022], the Respondent filed Miscellaneous Application, bearing number MA 225 of 2023, on 8 th August, 2023 before the ITAT. The Respondent placed reliance on the judgement of the Hon'ble Supreme Court in the case of Checkmate Services P. Ltd. vs. CIT [2022] 143 taxmann.com 178 to submit that the issue was resolved in favour of the Revenue. Reliance was also placed by the Respondent on the decision of the Hon'ble Supreme Court in the case of Assistant Commissioner of Income Tax, Rajkot vs. Saurashtra Kutch Stock Exchange Ltd. (2008) 173 Taxman 322 (SC) and a request was made to recall the Order dated 5 th September, 2022. The Miscellaneous Application was heard on 19 th July, 2024. At the hearing of the said Miscellaneous Application, the Petitioner relied upon the decision of the Mumbai Bench of the ITAT in DCIT vs. ANI Integrated Services Ltd. [2024] 162 taxmann.com 889 and submitted that, since the judgement in the case of Checkmate Services (supra) was passed after the Order of the ITAT [dated 5 th September 2022], the judgement in Checkmate Services (supra), which was a subsequent decision, could not be the basis for recalling the Order dated 5 th September 2022 on the ground that there was a mistake apparent from the record.

Page 5 of 30

Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc

12. However, by Order dated 17th September 2024, the ITAT allowed the said Miscellaneous Application of the Revenue by relying upon the decision of the Hon'ble Supreme Court in Checkmate Services (supra) [which was a subsequent decision], and recalled its Order dated 5 th September 2022.

Further, by the said Order dated 17 th September 2024, the ITAT also dismissed the Appeal filed by the Petitioner. Further, in coming to the conclusion that the judgement of the Hon'ble Supreme court in Checkmate Services (supra), which was passed subsequent to the Order dated 5 th September 2022 of the ITAT, gave rise to a mistake apparent from the record, the ITAT relied upon the judgement of the Hon'ble Supreme Court in Saurashtra Kutch Stock Exchange Ltd. (supra).

13. We have heard the learned counsel for the parties and perused the documents on record.

14.1 As stated hereinabove, the ITAT has relied upon the judgement of the Hon'ble Supreme Court in Saurashtra Kutch Stock Exchange Ltd.

(supra) to invoke the provisions of Section 254(2) of the IT Act on the basis of a subsequent ruling of the Hon'ble Supreme Court. The relevant paragraphs in Saurashtra Kutch Stock Exchange Ltd. (supra) are as under:-

Page 6 of 30
Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc "40. The core issue, therefore, is whether non-

consideration of a decision of Jurisdictional Court (in this case a decision of the High Court of Gujarat) or of the Supreme Court can be said to be a "mistake apparent from the record"? In our opinion, both - the Tribunal and the High Court - were right in holding that such a mistake can be said to be a "mistake apparent from the record" which could be rectified under Section 254(2).

41. A similar question came up for consideration before the High Court of Gujarat in Suhrid Geigy Ltd.'s case (supra). It was held by the Division Bench of the High Court that if the point is covered by a decision of the Jurisdictional Court rendered prior or even subsequent to the order of rectification, it could be said to be "mistake apparent from the record" under Section 254(2) of the Act and could be corrected by the Tribunal.

42. In our judgement, it is also well- settled that a judicial decision acts retrospectively. According to Blackstonian theory, it is not the function of the Court to pronounce a 'new rule' but to maintain and expound the 'old one'. In other words, Judges do not make law, they only discover or find the correct law. The law has always been the same. If a subsequent decision alters the earlier one, it (the later decision) does not make new law. It only discovers the correct principle of law which has to be applied retrospectively. To put it differently, even where an earlier decision of the Court operated for quite some time, the decision rendered later on would have retrospective effect Page 7 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc clarifying the legal position which was earlier not correctly understood.

43. Salmond in his well-known work states;

"...(T)he theory of case law is that a judge does not make law; he merely declares it; and the overruling of a previous decision is a declaration that the supposed rule never was law. Hence any intermediate transactions made on the strength of the supposed rule are governed by the law established in the overruling decision. The overruling is retrospective, except as regards matters that are res judicata accounts that have been settled in the meantime".

14.2 In the case of Saurashtra Kutch Stock Exchange Ltd.

(supra) , the Hon'ble Supreme Court upheld the order of the ITAT, exercising power under Section 254(2) and rectifying a "mistake apparent from the record", on the basis of a decision that was delivered few months prior to the decision of the ITAT. This is clear from paragraph 47 of the said judgement, which reads as follows:

"47. In the present case, according to the assessee, the Tribunal decided the matter on October 27, 2000. Hiralal Bhagwati was decided few months prior to that decision, but it was not brought to the attention of the Tribunal. In our opinion, in the circumstances, the Tribunal has not committed any error of law or of jurisdiction in exercising power under sub-section (2) of Section 254 of the Act and in rectifying "mistake apparent from the record". Since no error was committed by the Tribunal Page 8 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc in rectifying the mistake, the High Court was not wrong in confirming the said order. Both the orders, therefore, in our opinion, are strictly in consonance with law and no interference is called for."

(emphasis supplied) 14.3 Therefore, on the facts before it, the decision of the Hon'ble Supreme Court in Saurashtra Kutch Stock Exchange Ltd.

(supra), is clearly distinguishable.

14.4 Further, although in paragraph 41 of the judgement, the Hon'ble Supreme Court referred to the decision of the Gujarat High Court in Subrid Geigy Ltd.'s case, which held that if the point is covered by a decision of the Jurisdictional Court rendered prior or even subsequent to the order of rectification, it could be said to be "mistake apparent from the record" under Section 254(2) of the Act and could be corrected by the Tribunal, the Hon'ble Supreme Court has not confirmed the said decision.

14.5 Further, there is no finding in the judgement of the Hon'ble Supreme Court to the effect that the provisions of Section Page 9 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc 254(2) of the IT Act can be invoked on the basis of a subsequent ruling of a Court.

14.6 Further, it is well settled in law that a judgement is an authority for what it decides and not what logically follows from it.

Further, it is also well settled that a little difference in facts or additional facts may make a lot of difference in the precedential value of a decision.

14.7 In this regard, it would be appropriate to refer to paragraphs 14 to 18 of the decision of the Hon'ble Supreme Court in Sarva Shramik Sanghatana vs. State of Maharashtra (2008) 1 SCC 494.

Paragraphs 14 to 18 of the said judgement read as under:

"14. On the subject of precedents Lord Halsbury, L.C., said in Quinn v. Leathem, (AII ER p.7 G-I) "Before discussing Allen v. Flood and what was decided therein, there are two observations of a general character which I wish to make; and one is to repeat what I have very often said before- that every judgement must be read as applicable to the particular facts proved, or assumed to be proved, since the generality of the expressions which may be found there are not intended to be expositions of the whole law, but are governed and qualified by the particular facts of the case in which such Page 10 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc expressions are to be found. The other is that a case is only an authority for what it actually decides. I entirely deny that it can be quoted for a proposition that may seem to follow logically from it. Such a mode of reasoning assumes that the law is necessarily a logical Code, whereas every lawyer must acknowledge that the law is not always logical at all."

(emphasis supplied) We entirely agree with the above observations.

15. In Ambica Quarry Works vs. State of Gujarat & others (vide SCC p.211, para18 ) this Court observed:

"18. The ratio of any decision must be understood in the background of the facts of that case. It has been said a long time ago that a case is only an authority for what it actually decides, and not what logically follows from it."

16. In Bhavnagar University vs. Palitana Sugar Mills Pvt. Ltd.(vide SCC p. 130, para 59) this Court observed:

"59. ...It is well settled that a little difference in facts or additional facts may make a lot of difference in the precedential value of a decision."

(emphasis supplied)

17. As held in Bharat Petroleum Corpn. Ltd. v. N.R.Vairamani a decision cannot be relied on without disclosing the factual situation. In the same judgement this Court also observed:(SCC pp. 584-85, paras 9-12) Page 11 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc "9. Courts should not place reliance on decisions without discussing as to how the factual situation fits in with the fact situation of the decision on which reliance is placed. Observations of Courts are neither to be read as Euclid`s theorems nor as provisions of the statute and that too taken out of the context. These observations must be read in the context in which they appear to have been stated. judgements of Courts are not to be construed as statutes. To interpret words, phrases and provisions of a statute, it may become necessary for judges to embark into lengthy discussions but the discussion is meant to explain and not to define. Judges interpret statutes, they do not interpret judgements. They interpret words of statutes; their words are not to be interpreted as statutes.

In London Graving Dock Co. Ltd. v. Horton ( AC at p. 761), Lord Mac Dermot observed: (AII ER p. 14 C-D) 'The matter cannot, of course, be settled merely by treating the ipsissima verba of Willes, J. as though they were part of an Act of Parliament and applying the rules of interpretation appropriate thereto. This is not to detract from the great weight to be given to the language actually used by that most distinguished judge...'

10. In Home Office vs Dorset Yacht Co. Ltd. Lord Reid said 'Lord Atkin`s speech... is not to be treated as if it was a statute definition; it will require qualification in new circumstances.'(AII ER p. 297g) Page 12 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc Megarry, J. in Sherpherd Homes Ltd.v Sandham (No. 2) , observed:(AII ER p.1274d) 'One must not, of course, construe even a reserved judgement of Russell L. J. as if it were an Act of Parliament.;' And, in British Railways Board v. Herrington Lord Morris said:

(AII ER p.761c) 'There is always peril in treating the words of a speech or judgement as though they are words in a legislative enactment, and it is to be remembered that judicial utterances are made in the setting of the facts of a particular case.'

11. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases. Disposal of cases by blindly placing reliance on a decision is not proper.

12. The following words of Lord Hidayatullah,J. in the matter of applying precedents have become locus classicus:(Abdul Kayoom v. CIT, AIR p.688, para 19 ) '19. ...Each case depends on its own facts and a close similarity between one case and another is not enough because even a single significant detail may alter the entire aspect, in deciding such cases, one should avoid the temptation to decide cases (as said by Cardozo) by matching the colour of one case against the colour of another. To decide therefore, on which side of the line a case falls, the broad resemblance to another case is not at all decisive.' Page 13 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc * * * 'Precedent should be followed only so far as it marks the path of justice, but you must cut the dead wood and trim off the side branches else you will find yourself lost in thickets and branches. My plea is to keep the path of justice clear of obstructions which could impede it.' "

(emphasis supplied)
18. We have referred to the aforesaid decisions and the principles laid down therein, because often decisions are cited for a proposition without reading the entire decision and the reasoning contained therein. In our opinion, the decision of this Court in Sauguja Transport case cannot be treated as a Euclid's formula."

14.8 In these circumstances, in our view, the judgement of the Hon'ble Supreme Court in Saurashtra Kutch Stock Exchange Ltd.(supra) is not an authority for the proposition that the power under Section 254(2) of the IT Act can be invoked on the ground of "mistake apparent from the record" on the basis of a subsequent decision of the Superior Court.

15. In Commissioner of Income-tax (IT-4), Mumbai v. Reliance Telecom Ltd. [2021] 133 taxmann.com 41 (SC), the Hon'ble Supreme Court has held that the powers under Section 254(2) of the IT Act are akin to Order 47 Rule 1 of the Code of Civil Procedure, 1908 (hereinafter referred to as "the Page 14 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc CPC"). In this context, paragraph 3.2 of the said judgement is relevant and is set out hereunder:

"3.2 Having gone through both the orders passed by the ITAT, we are of the opinion that the order passed by the ITAT dated 18.11.2016 recalling its earlier order dated 06.09.2013 is beyond the scope and ambit of the powers under Section 254(2) of the Act. While allowing the application under Section 254(2) of the Act and recalling its earlier order dated 06.09.2013, it appears that the ITAT has re-heard the entire appeal on merits as if the ITAT was deciding the appeal against the order passed by the C.I.T. In exercise of powers under Section 254(2) of the Act, the Appellate Tribunal may amend any order passed by it under sub- section (1) of Section 254(2) of the Act with a view to rectifying any mistake apparent from the record only. Therefore, the powers under Section 254(2) of the Act are akin to Order XLVII Rule 1 CPC. While considering the application under Section 254(2) of the Act, the Appellate Tribunal is not required to re- visit its earlier order and to go into detail on merits. The powers under Section 254(2) of the Act are only to rectify/correct any mistake apparent from the record."

(emphasis supplied)

16. As can be seen from the aforesaid judgement, it holds that the powers under Section 254(2) of the IT Act are akin to Order 47 Rule 1 of the CPC. The Explanation to Order 47 Rule 1 of the CPC clearly provides that the Page 15 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc fact that a decision on a question of law on which the judgement of the Court is based has been reversed or modified by a subsequent decision of a superior court in any other case was not a ground for review of such judgement.

Hence, the said Explanation under Order 47 Rule 1 of the CPC expressly bars a review on the ground that there is a mistake apparent on the face of the record on the basis of a subsequent decision of a Court.

17. Further, this exposition of law in respect of the Explanation under Order 47 Rule 1 has been confirmed by a decision of the Hon'ble Supreme Court in Commissioner of Income-tax vs. Gracemac Corporation (2023) 456 ITR 135. Paragraph 5 of the said judgement is relevant and reads as under:

"Apart from this, it has also been brought to our notice by the learned Additional Solicitor General that in Microsoft Corporation (MS Corp) bearing SLP (C) Diary No.7076 of 2023, (Since Reported as CIT(International Taxation) v. Microsoft Corporation (MS Corp)[2023]453 ITR 746 (SC) ) a coordinate Bench of this Court by an order dated March 20.2023 dismissed the special leave petition and liberty has been reserved to reopen and/or revive the special leave petition in the event the review petition in Engineering Analysis Centre of Excellence Pvt. Ltd. (supra) is allowed. In our view, as on today, Engineering Analysis Centre of Excellence Private Limited (supra) is holding the field. In the event, the aforesaid decision is overruled, that cannot have a bearing on the present case, as it Page 16 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc will have an impact only on the judgement passed in Engineering Analysis Centre of Excellence Pvt. Ltd. (supra) and the cases to be decided thereafter. In other words, if once a judgement is passed by a Court following another judgement and subsequently the latter judgement is overruled on a question of law, it cannot have an effect of reopening or reviving the former judgement passed following the over ruled judgement nor can the same be reviewed. This is having regard to the Explanation to Order XLVII rule 1 of the Code of Civil Procedure, 1908 (for short "CPC") which reads as under:
"Order XLVII Rule 1 CPC. Application for review of judgement.-- (1) Any person considering himself aggrieved--
(a) by a decree or order from which an appeal is allowed, but from which no appeal has been preferred,
(b) by a decree or order from which no appeal is allowed, or
(c) by a decision on a reference from a Court of Small Causes, and who, from the discovery of new and important matter or evidence which, after the exercise of due diligence was not within his knowledge or could not be produced by him at the time when the decree was passed or order made, or on account of some mistake or error apparent on the face of the record, or for any other sufficient reason, desires to obtain a review of the decree passed or order made against him, may apply for a review of judgement to the Court which passed the decree or made the order.
Page 17 of 30

Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc Explanation - The fact that the decision on a question of law on which the judgement of the Court is based has been reversed or modified by the subsequent decision of a superior Court in any other case, shall not be a ground for the review of such judgement."

(emphasis supplied)

18. Further, in its decision in Beghar Foundation vs. Justice K.S.Puttaswamy [2021] 123 taxmann.com 344 (SC), the Hon'ble Supreme Court has held that a change in law or a subsequent decision / judgement of a Co-ordinate Bench or a Larger Bench by itself cannot be regarded as a ground of review.

19. In the case of Government of NCT of Delhi and Another vs. K.L.Rathi Steels Limited and Others (2023) 9 SCC 757, there was a difference of opinion between two Judges of the Hon'ble Supreme Court. Justice Nagarathna, whilst disagreeing with Justice M.R.Shah, held that, in view of a specific bar created by the Explanation to Rule 1 of Order 47 of the Code of Civil Procedure, 1908, the Review Petition could not be entertained by taking into consideration a subsequent overruling of a determined judgement.

Paragraphs 67 and 68 of the said disagreeing opinion of Justice Nagarathna referred to the decision of the Hon'ble Supreme Court in Saurashtra Kutch Page 18 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc Stock Exchange Ltd. (supra) whilst coming to the said view. Paragraphs 67 and 68 of the said disagreeing opinion of Justice Nagarathna reads as under:

"67. Similarly, reliance was placed on Assistant CIT v. Saurashtra Kutch Stock Exchange Ltd. A judgement which was pronounced earlier by a superior Court and holding the field, was not noticed by the Income Tax Appellate Tribunal, subsequently, while deciding a matter. Hence, it was observed that there was a mistake apparent from the record as there was non-consideration of a binding decision of superior Court by the said Tribunal. Hence, the same could be rectified under Section 254(2) of the Income Tax Act, 1961.
68. The above decision in Saurashtra Kutch Stock Exchange case is also not applicable in the instant case for the reason that when Pune Municipal Corpn. was decided there was no judgement of Indore Development Authority. The decision of the Larger Bench in Indore Development Authority is not prior to but subsequent to the judgement in Pune Municipal Corpn. The judgement and decision in Pune Municipal Corpn. dated 08.02.2018 held the field till the judgement in Indore Development Authority which was pronounced on 06.03.2020. Therefore, the judgement in Indore Development Authority being a subsequent decision cannot give rise to review and recall of the decision in Pune Municipal Corpn. as well as other judgements following the aforesaid case, on the basis that judgement in Pune Municipal Corpn. has been overruled in the subsequent case, namely, Indore Development Authority."

(emphasis supplied) Page 19 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc

20. The view taken by Justice Nagarathna was confirmed by a three Judge Bench of the Hon'ble Supreme Court in Government of NCT of Delhi and Another vs. K.L. Rathi Steels Limited and Others (2024) 7 SCC 315.

Paragraphs 110 and 125 of the said judgement read as under:

"110. We, thus, hold that no review is available upon a change or reversal of a proposition of law by a superior court or by a larger Bench of this Court overruling its earlier exposition of law whereon the judgement/order under review was based. We also hold that notwithstanding the fact that Pune Municipal Corpn. has since been wiped out of existence, the said decision being the law of the land when the civil appeals/special leave petitions were finally decided, the subsequent overruling of such decision and even its recall, for that matter, would not afford a ground for review within the parameters of Order 47 CPC.
125. We respectfully concur with the opinion expressed by the Hon'ble Companion Judge on the said Division Bench and record our inability to be ad idem with the Hon'ble Presiding Judge."

(emphasis supplied)

21. The ITAT, in its decision in Deputy Commissioner of IT vs. ANI Integrated Services Limited (2024) 162 taxmann.com 889, has also held that in its judgement in Saurashtra Kutch Stock Exchange Ltd. (supra), the Page 20 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc Hon'ble Supreme Court has not laid down the principle that after the passing of the Order of the Tribunal which has attained finality between the parties, a subsequent judgement is rendered by a superior court, then the order of the Tribunal should be recalled within the scope of Section 254(2) of the IT Act.

Paragraphs 20 to 22 of the said judgement are relevant and are set out hereunder:

"20. We are aware that many of the Co-ordinate Benches have recalled the order of the Tribunal on this issue on the principle of the Hon'ble Supreme Court in the case of Asstt. CIT v. Saurashtra Kutch Stock Exchange Ltd. [2008]173 Taxman 322/305 ITR 227. In the aforesaid case the issue was that the Tribunal has passed an order on 27/10/2000 upholding the decision of CIT that assessee was not entitled for exemption u/s.11. Thereafter, the Miscellaneous Application was filed u/s. 254(2) to rectify the error committed by the Tribunal in the decision rendered by any appeal as it has not followed the judgement of the Hon'ble Jurisdictional High Court in the case of Hiralal Bhagwati vs. CIT reported in [2000] 246 ITR 188(Guj.) ; Suhrid Geigy Ltd vs. Commissioner of Surtax [1999] [1999] 107 Taxman 347/237 ITR 834(Guj.) which was already available on the date of the order. Thus, non- consideration of binding decision of the Jurisdictional High Court which was not followed by the Tribunal, rather it was not brought to the notice of the Tribunal therefore, Miscellaneous Application was filed and Tribunal had then recalled the order. Against this recalling of the order, Revenue had filed the writ petition which was dismissed by the Hon'ble High Court. Thus, Page 21 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc before the Hon'ble Supreme Court one of the question was, whether the ITAT was right in exercising the powers under sub- section (2) of Section 254 on the ground that there was a mistake apparent from record committed by the Tribunal while deciding the appeal and whether it could have recalled the earlier order of the Tribunal on that ground. Thus, the core issue was, whether non-consideration of a decision of the Jurisdictional High Court or of the Hon'ble Supreme Court which was already existing at that time when the judgement was rendered by the Tribunal can be stated to be mistake apparent from the record. The Hon'ble Supreme Court upheld that the Tribunal was right in holding that it was a mistake which can be said to be mistake apparent from the record which could be rectified u/s.254(2). There was no such principle which has been laid down that if after passing of the order of the Tribunal which has attained finality between the parties and in subsequent judgement is rendered by the superior Court, the same should also be recalled within the scope of Section 254(2). Though the Hon'ble Supreme Court had referred to a decision of Gujarat High Court in the case of Suhrid Geigy Ltd (Supra) that if the point is covered by the decision of the Hon'ble Jurisdictional High Court rendered prior or even subsequent to the order of rectification, it could be a mistake apparent from the record u/s. 254(2) and could be corrected by the Tribunal. However, the Hon'ble Supreme Court has referred this judgement and only held that if a judgement is being rendered by any High Court or Supreme Court that means the law was always being the same and if a subsequent decision alters the earlier one, the later decision does not make a new law. This observation of the Court does not lead to any inference to draw that any rectification Page 22 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc order u/s. 254(2) can be based on subsequent judgement which comes later on. On the contrary, all the aforesaid judgements of Hon'ble Supreme Court which we have quoted above extenso have clearly held that there would be no review or recall of the order based on the subsequent judgement. Finally, the Hon'ble Supreme Court in the case of Saurashtra Kutch Stock Exchange Ltd. on the fact of the case has concluded as under:-
"In the present case, according to the assessee, the Tribunal decided the matter on October 27, 2000. Hiralal Bhagwati was , decided a few months prior to that decision, but it was not brought to the attention of the Tribunal In our opinion, in the circumstances, the Tribunal has not committed any error of law or of jurisdiction in exercising power under sub-section (2) of section 254 of the Act and in rectifying the "mistake apparent from the record" Since no error was committed by the Tribunal in rectifying the mistake, the High Court was not wrong in confirming the said order Both the orders, therefore, in our opinion, are strictly in consonance with law and no interference is called for."

21. The sequitur of the aforesaid decision of the Hon'ble Supreme Court is that, if already existing judgement of Jurisdictional High Court is not brought to the notice or attention of the Tribunal, then the Tribunal can recall the order while exercising the powers u/s.254(2).

22. Even otherwise also once in the latest decision in the case of CIT vs. Reliance Telecom Ltd. (supra) the Hon'ble Supreme Court have clearly held that the powers u/s. 254(2) of the Page 23 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc Income Tax are akin to Order XLVII Rule 1 CPC, then it cannot be held that scope of power u/s.254(2) is beyond and much larger than scope of review as given in the Order XLVII Rule 1 of CPC. In fact, the scope of Section 254(2) is much limited and the scope of review is much wider. Accordingly, in view of the law laid down by the Hon'ble Constitutional Bench of the Hon'ble Supreme Court and several other judgements of Hon'ble Supreme Court cited supra, we hold that order of the Tribunal cannot be recalled based on the subsequent judgement of the Hon'ble Supreme Court when the order of the Tribunal had attained finality between the parties. Consequently, the Miscellaneous Application filed by the department is dismissed."

(emphasis supplied)

22. In Infantry Security and Facilities vs. the Income Tax Officer, Ward 4(5) (in Writ Petition No.17175 of 2024 with Writ Petition Nos.17176 of 2024 and 17177 of 2024), a Coordinate Bench of this Court has taken a similar view and has expressed complete agreement with the view taken by ANI Integrated Services Ltd. (supra). Paragraphs 14 and 16 to 20 of the judgement of this Court in Infantry Security (supra) are relevant and are set out hereunder:

"14. In our clear opinion, the question would be required to be answered against the Revenue and in favour of the assessee. The reasons for which we discuss hereunder. In such context, at the outset, we may observe that the petitioner had succeeded Page 24 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc before the Tribunal on the basis of the position in law as it prevailed on the day the decision was rendered on the petitioner's appeal on 26 July 2022. Subsequent to the said orders passed by the Tribunal, on 12 October 2022, the Supreme Court rendered its decision in "Checkmate Services Private Limited" (Supra), whereby the Supreme Court held that the deduction of the employees' share can be allowed under Section 36(1)(va) of the IT Act, only if such share was deposited before the time limit under the respective statutes and not before the due date under Section 139(1) of the IT Act. In the fact situation, certainly it cannot be said that the Tribunal has overlooked the existing position in law, as laid down by the Supreme Court or the High Court, so as to bring about a situation that the law declared by the Supreme Court was not followed by the Tribunal and/or the decision of the Tribunal is contrary to the law as laid down by the Supreme Court. Such decision of the Supreme Court which never existed when the Tribunal passed the original order could never have been applied by the Tribunal, and hence it cannot be said that there was any mistake on the face of the record, so as to confer jurisdiction on the Tribunal to exercise its jurisdiction under Section 254(2) of the IT Act.
16. In so far as the petitioner's contention on the jurisdiction of the Tribunal to entertain the Miscellaneous Application is concerned, it appears that the position in law is well settled. The jurisdiction as conferred under sub- Section(2) of Section 254 is akin to the jurisdiction conferred on the Civil Court under the provisions of Order XLVII, Rule 1 of the CPC inter alia to correct mistakes apparent on the face of the record. However, on a comparative reading of sub-Section (2) of Page 25 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc Section 254 of the IT Act, and Rule 1 of Order XLVII of CPC, it appears that such jurisdiction conferred on the Tribunal is more restricted.
17. In Beghar Foundation (Supra), the Supreme Court was considering a review petition, filed against the final judgement and order dated 26 September 2018, passed on the main proceedings. In rejecting the review petition, the Supreme Court observed that no case for review of such judgement was made out, and most importantly on the ground that change in law or subsequent decision/judgement of coordinate or larger bench by itself cannot be regarded as a ground for review. Such principles of law are squarely applicable in the facts of the present case.
18. In Sanjay Kumar Agrawal vs. State Tax Officer (1) and Another 5, the Supreme Court following the decision in the Constitution Bench in Beghar Foundation (Supra), made the following observations:
"15. It is very pertinent to note that recently the Constitution Bench in Beghar Foundation v. K. S. Puttaswamy (Aadhaar Review - 5 J.), held that even the change in law or subsequent decision/judgement of coordinate Bench or larger Bench by itself cannot be regard as a ground for review."

19. We may observe that recently a bench of the Tribunal in the case of ANI Integrated Services Ltd (Supra), had the occasion to consider the very issue as raised by the Revenue in light of the decision rendered by the Supreme Court in Checkmate Services Private Limited (Supra). In such case Page 26 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc similar applications were filed by the Revenue praying that the Tribunal set aside its orders in relation to Employees State Insurance Corporation (" ESIC " for short) (for the Assessment Year 2019-20) considering the changed position in law in "Checkmate Services Private Limited" (Supra). The Tribunal by its decision dated 29 May 2024 [ANI Integrated Services Limited (Supra)] did not accept the contentions as urged on behalf of the Revenue and rejected the Miscellaneous Applications filed by the Revenue, also considering the decision in Beghar Foundation (Supra) and the scope of its limited jurisdiction under Section 254(2) of the IT Act. We are in complete agreement with the view taken by the Tribunal in ANI Integrated Services Ltd (Supra) and which is on the very issue as urged by the petitioner.

20. In view of the aforesaid discussion, we are of the clear opinion that the Tribunal was in a patent error in exercising jurisdiction under Section 254(2) in passing the impugned order. The petitions accordingly need to succeed. The petitions are allowed in terms of prayer clause (a) of each of these petitions."

(emphasis supplied)

23. As far as the judgement of the Gujarat High Court in Suhrid Geygy Limited vs. Commissioner of Surta (99) 107 taxmann.com 347 Gujarat is concerned, the same does hold that if a point is covered by the decision of a jurisdictional court rendered prior or even subsequent to the order of rectification, it could be said to be "mistake apparent from the record" under Section 254(2) of the I.T.Act and could be corrected by the Tribunal.

Page 27 of 30

Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc However, in light of the aforesaid position in law, as laid down by various judgements of the Hon'ble Supreme Court and by the judgement of this Court, we are unable to agree with the said conclusion arrived at by the Gujarat High Court.

24. For all the aforesaid reasons, we hold that a subsequent ruling of a Court cannot be a ground for invoking the provisions of Section 254(2) of the IT Act. Section 254(2) of the IT Act can be invoked with a view to rectify any mistake apparent from the record. Admittedly, on the date when the original order was passed by the ITAT on 5 th September 2022, it followed the law as it stood then. This was overruled subsequently by the Hon'ble Supreme Court in Checkmate Services (supra). Hence, we are of the view, that, on the date when the ITAT passed its original order dated 5 th September 2022, it could not be said that there was any error or mistake apparent on the record, giving jurisdiction to the ITAT to invoke Section 254(2) of the IT Act.

25. For the aforesaid reasons, the Order dated 17 th September 2024 passed by the ITAT, under Section 254(2) of the I.T.Act, is required to be set aside. Further, if the order passed by the ITAT under Section 254(2) of the IT Act is set aside, then the order passed by the ITAT under Section 254(1) in Page 28 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc ITA No.299/PUN/2021 dismissing the said Appeal is also required to be set aside.

26. For the aforesaid reasons, we allow the Writ Petition in terms of prayer clause (a), which reads thus:

"(a) that this Hon'ble Court may be pleased to issue a Writ of Certiorari or a Writ in the nature of Certiorari or Writ of Mandamus or a Writ in the nature of Mandamus or any other appropriate Writ, Order or direction, calling for the records of the Petitioner's case and after going into the legality and propriety thereof, to quash and set aside the order dated 17 September 2024 passed u/s 254(2) of the Act by the Income-tax Appellate Tribunal, 'B' Bench, Pune in Miscellaneous Application No. 225/ Pun/2023 (Exhibit G) and the order dated 17 September 2024 passed u/s 254(1) of the Act in Income tax Appeal No. 299/Pun/2021 (Exhibit G)."

27. Rule is made absolute in the aforesaid terms and the Writ Petition is also disposed of in terms thereof. However, there shall be no order as to costs.

28. We may clarify here that, by virtue of this judgement, the Revenue is not precluded from challenging the original Order dated 5 th Page 29 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 ::: wp1489-25withitxal21746-25.doc September, 2022 passed by the ITAT, under Section 260A of the I.T.Act, if they are otherwise entitled to do so in law.

INCOME TAX APPEAL (L) NO.217467 OF 2025

29. In light of the judgement passed by us in Writ Petition No.1489 of 2025, the Appeal is rendered infructuous and is dismissed as such.

However, there shall be no order as to costs.

30. This order will be digitally signed by the Private Secretary/ Personal Assistant of this Court. All concerned will act on production by fax or email of a digitally signed copy of this order.

[FIRDOSH P. POONIWALLA, J.] [B. P. COLABAWALLA, J.] Page 30 of 30 Mohite ::: Uploaded on - 12/09/2025 ::: Downloaded on - 12/09/2025 23:50:52 :::