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 22, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Shri Shambhu Dayal, Kotputli vs Income Tax Officer, Ward-1, Behror on 27 August, 2020

             vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR

  Jh fot; iky jko] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
  BEFORE: SHRI VIJAY PAL RAO, JM & SHRI VIKRAM SINGH YADAV, AM

                         vk;dj vihy la-@ITA No. 1526/JP/2018
                          fu/kZkj.k o"kZ@Assessment Year :2010-11

   Sh. Shambhu Dayal, Ravi Dutt,               cuke The ITO
   Gori Shankar Rajesh Rohit L/h Late Vs. Ward- 1,
   Sh. Jhabar Mal, VPO Purushottam                  Behror
   Pura, Via Narehada, Kotputli
   LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ADIPK4839L
   vihykFkhZ@Appellant                              izR;FkhZ@Respondent

                 fu/kZkfjrh dh vksj l@
                                     s Assessee by : None
       jktLo dh vksj ls@ Revenue by : Ms. Chanchal Meena (ACIT)
       lquokbZ dh rkjh[k@ Date of Hearing       : 26/08/2020
       mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 27/08/2020

                              vkns'k@ ORDER

PER: VIKRAM SINGH YADAV, A.M. This is an appeal filed by the assessee against the order of ld. CIT(A)-22, Alwar dated 09.10.2018 wherein the assessee has taken the following grounds of appeal:-

"1. On the facts & circumstances of the case ld. AO grossly erred in initiating reassessment proceedings U/s 147 of the Act.
2. On the facts & circumstances of the case and in law also ld. AO grossly erred in resuming jurisdiction without serving notice u/s 148 on the appellant assessee as notice issued u/s 148 could not be served on the appellant because assessee has expired on 10/10/2015 and even no notice under 148 has been issued and 2 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror served in the name of legal heirs of the assessee. Therefore, resuming jurisdiction is unlawful.
3. On the facts & circumstances of the case & in law also ld. AO grossly erred in not taking prior approval of superior authority in the case hence the entire proceeding are abinitio void.
4. On the facts & circumstances of the case & in law also ld. AO grossly erred in passing the ex-party order u/s 144 of the Income Tax Act 1961.
5. That the reasons recorded were vague, because as per reasons recorded assessee has deposited cash of Rs. 30,00,000/- in bank account whereas the assessment has been made for unexplained cash deposit of Rs. 3 lacs only. Ld. CIT(A) also erred in confirming the same.
6. On the facts & circumstances of the case ld. AO grossly erred in making addition of Rs. 3,00,000/- on account of Unexplained income (cash deposit into bank). Ld. CIT(A) also erred in confirming the same.
7. On the facts & circumstances of the case & in law also Ld. AO grossly erred in not giving the proper opportunity of hearing to the legal heirs of assessee.
8. On the facts & circumstances of the case & in law also Ld. AO grossly erred in not providing the details of cash deposit into bank even after written request vide letter dated 22/11/2017. Even name of bank was not communicated to the legal heirs."

2. The hearing of the matter was scheduled for today through video conferencing in view of the ongoing Covid-19 pandemic situation in the country. None appeared on behalf of the assessee, however, an 3 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror adjournment application dated 25.08.2020 was received by the Registry which was signed by Shri Ashish Agarwal, C.A. and A/R on behalf of the assessee stating that some more time is required for the preparation of the case and the matter may be adjourned. Given the fact that the appeal was filed way back in December 2018 and the matter has been adjourned from time to time and the fact that written submissions of the assessee are on record, we deemed it appropriate to hear the ld DR and to decide the matter considering the written submissions and other material available on record.

3. Briefly stated, the facts of the case are that the assessment in this case was completed by the Assessing officer u/s 147 read with section 144 vide order dated 01.12.2017 wherein amount of Rs. 3,00,000/- was brought to tax as unexplained bank deposits. In appeal, the same has been confirmed by the ld. CIT(A). Hence, the present appeal through the legal heirs of the deceased assessee which has come up for adjudication before us.

4. In ground No. 2, the legal heirs of the deceased assessee have challenged the assumption of jurisdiction u/s 147 by issuing notice u/s 148 on the deceased assessee and consequent reassessment order passed u/s 147 r/w 144 of the Act.

5. In this regard, the ld. AR in its written submission submitted that the issuance of valid notice is a foundation for the valid re-assessment proceedings. The notice prescribed u/s 148 is not a mere procedural requirement, but is a condition precedent to the validity of reassessment proceedings. If no notice is issued or if the notice issued 4 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror is shown to be invalid, the proceedings initiated by the Assessing Officer would be invalid and void. In the instant case, it was submitted that the proceedings u/s 147 were initiated against the deceased assessee who had expired on 10.10.2015 i.e. much prior to the issuance of notice u/s 148 on 31.03.2017. It was submitted that the impugned notice having been issued in the name of a deceased assessee was an invalid notice and consequently such reassessment proceedings are void ab initio. It was further submitted that such a notice could not have been served on the assessee as he had expired by that time and the notice has also not been served on the legal heirs which is a mandatory requirement under section 148(1) of the Act. In support, reliance was placed on the decision of the Hon'ble Madras High Court in case of Alamelu Veerappn vs ITO (writ petition no. 30060 of 2017) and the decision of the Hon'ble Rajasthan High Court in case of Kesar Devi vs CIT 321 ITR 341 besides the decision of Hon'ble Delhi High Court in case of Rajendra Kumar Sehgal and Vipin Walia.

6. Per contra, the ld. DR submitted that on the basis of the information available on record, action u/s 147 was initiated in the case of assessee and after taking prior approval from the competent authority, notice u/s 148 was issued on 31.03.2017 and served through registered post. Therefore, the proceedings initiated were as per law and which has also been confirmed by the Ld. CIT(A). It was further submitted that in absence of any details with the department except the fact that the assessee had deposited certain sum of money in his bank account, it was not possible for the AO to ascertain the existence of status of the assessee. Therefore, the notice u/s 148 was rightly issued in the name of the assessee and proceedings were as per law, as 5 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror mentioned by the AO in his reassessment order. It was further submitted that there was no intimation about the death of the assessee to the Department and thereafter, for the first time on 22.11.2017 in the written submission received through DAK, the AO came to know about the death of the assessee on 10.10.2015 where the death certificate of the assessee was submitted. It was submitted that no such objections were raised during the course of reassessment proceedings and therefore, raising such objections at this stage of the proceedings cannot be allowed. She accordingly supported the findings of the AO and the ld CIT(A).

7. We have heard the rival contentions and perused the material available on record. The undisputed facts are that the assessee, Shri Jhabar Mal Kumawat had expired on 10.10.2015 as noted by the AO in the assessment order. Thereafter, the reasons for reopening the assessment u/s 147 were recorded and after seeking approval from the Competent authority, the notice u/s 148 was issued in the name of deceased assessee on 31.03.2017. Therefore, at the time of issuance of the notice u/s 148, the assessee had already expired and the notice was thus issued in the name of deceased assessee. Further, we find that there is no subsequent notice u/s 148 which was issued by the Assessing Officer on the legal heirs of the deceased assessee and therefore, the provisions of section 159 cannot be invoked in the instant case. In any case, the limitation for issue of notice u/s 148 had expired on 31.03.2017 and beyond such limitation period, no notice can be issued in the name of the legal Heirs. It is a settled legal proposition that the notice issued u/s 148 in the name of the deceased assessee is a nullity in the eyes of law. Consequently, the present reassessment 6 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror proceedings initiated by issuance of notice in the name of the deceased assessee and consequent reassessment proceedings is hereby quashed for want of jurisdiction. Similar view has been taken by this Bench in case of Late Shri Bhura Ram, Jaipur vs ITO, Jaipur (ITA No. 989/JP/2015 dated 26/11/2019) and the relevant findings read as under:

"8. We have heard the rival contentions and perused the material available on record. The undisputed facts are that the assessee, Shri Bhura Ram had expired on 26.11.2008 as per death certificate dated 11.02.2009 issued by Jaipur Municipal Corporation. The reasons for reopening the assessment u/s 147 were recorded on 15.03.2013 and thereafter the notice u/s 148 was issued in the name of assessee on 20.03.2013. Therefore, at the time of issuance of the notice u/s 148, the assessee had already expired and the notice was thus issued in the name of deceased assessee. Further, we find that there is no subsequent notice u/s 148 which has been issued by the Assessing Officer on the legal heirs of the deceased assessee. In this regard, we refer to the decision of Delhi High Court in case of Vipin Walia vs. ITO (supra) wherein referring to the provisions of section 159 of the Act, it was held as under:

"11. Section 159(2) of the Act makes a specific reference to a reassessment proceeding under Section 147 of the Act. While Section 159(2)(a) of the Act talks of a proceeding already taken against an Assessee 'before his death'. Section 159(2)(b) of the Act envisages any proceeding which could have been taken against the 7 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror deceased if he had survived. It permits such a proceeding to be taken against the LRs of the deceased Assessee even if it had not taken while the Assessee was alive. Section 159(2)(b) is relevant as far as the present case is concerned.
12. What was sought to be done by the ITO was to initiate proceedings under Section 147 of the Act against the deceased Assessee for AY 2008-09. The limitation for issuance of the notice under Section 147/148 of the Act was 31st March 2015. On 27th March 2015, when the notice was issued, the Assessee was already dead. If the Department intended to proceed under Section 147 of the Act, it could have done so prior to 31st March 2015 by issuing a notice to the LRs of the deceased. Beyond that date it could not have proceeded in the matter even by issuing notice to the LRs of the Assessee."

9. Similar view has been taken earlier by the Hon'ble Allahabad High Court in case of CIT vs. Suresh Chandra Jaiswal (supra) wherein it was held as under:-

"In the present case, the notice u/s 148 was addressed to an assessee who was already dead even on the date of issue of notice. The notice was issued on 28th March, 1985, while the assessee, Ganga Prasad Jaiswal had died on 20th March, 1985. The notice was not served upon the legal representatives of Ganga Prasad Jaiswai but it was served on one Keshav Ram, munim.
8 ITA No. 1526/JP/2018
Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror Even the name of the deceased assessee was not correctly mentioned in the notice. The notice was addressed to Ganga Prasad Jaiswai while the correct name of the assessee was Ganga Ram Jaiswal. The Tribunal was right in holding that the defects in the notice under s. 148 were not cured by s. 292B."

10. Similar view has been taken by the Hon'ble Madras High Court in case of Alamelu Veerappan vs ITO (supra), following the decision of the Hon'ble Delhi High Court in case of Vipin Walia, wherein it was held as under:

"14. The issue, which falls for consideration, is as to whether the impugned notice under Section 148 of the Act issued in the name of the dead person - the said Mr.S.Veerappan is enforceable in law and the subsidiary issue being as to whether the petitioner, being the wife of the said Mr.S.Veerappan, can be compelled to participate in the proceedings and respond to the impugned notice. The fact that the said Mr.S.Veerappan died on 26.1.2010 is not in dispute. If this fact is not disputed, then the notice issued in the name of the dead person is unenforceable in the eye of law.
15. The Department seeks to justify their stand by contending that they were not intimated about the death of the assessee, that the legal heirs did not take any steps to cancel the PAN registration in the name of the assessee and that therefore, the Department was justified in directing the 9 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror petitioner to co-operate in the proceedings pursuant to the impugned notice.
16. The settled legal principle being that a notice issued in the name of the dead person is unenforceable in law. If such is the legal position, would the Revenue be justified in contending that they, having no knowledge about the death of the assessee, are entitled to plead that the notice is not defective. In my considered view, the answer to the question should be definitely against the Revenue.
17. This Court supports such a conclusion with the following reasons : Admittedly, the limitation period for issuance of notice for reopening expired on 31.3.2017. The impugned notice was issued on 30.3.2017 in the name of the dead person. On being intimated about the death, the Department sent the notice to the petitioner - his spouse to participate in the proceedings. This notice was well beyond the period of limitation, as it has been issued after 31.3.2017. If we approach the problem sans complicated facts, a notice issued beyond the period of limitation i.e. 31.3.2017 is a nullity, unenforceable in law and without jurisdiction. Thus, merely because the Department was not intimated about the death of the assessee, that cannot, by itself, extend the period of limitation prescribed under the Statute. Nothing has been placed before this Court by the Revenue to show that there is a statutory obligation on the part of the legal representatives of the deceased assessee to immediately intimate the death of the assessee or take steps to cancel the PAN registration.
10 ITA No. 1526/JP/2018
Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror
18. In such circumstances, the question would be as to whether Section 159 of the Act would get attracted. The answer to this question would be in the negative, as the proceedings under Section 159 of the Act can be invoked only if the proceedings have already been initiated when the assessee was alive and was permitted for the proceedings to be continued as against the legal heirs. The factual position in the instant case being otherwise, the provisions of Section 159 of the Act have no application.
19. The Revenue seeks to bring their case under Section 292 of the Act to state that the defect is a curable defect and on that ground, the impugned notice cannot be declared as invalid.
20. The language employed in Section 292 of the Act is categorical and clear. The notice has to be, in substance and effect, in conformity with or according to the intent and purpose of the Act. Undoubtedly, the issue relating to limitation is not a curable defect for the Revenue to invoke Section 292B of the Act."

12. In view of the aforesaid legal proposition so laid down by the various Courts, in the instant case, the notice issued u/s 148 in the name of the deceased assessee is a nullity in the eyes of law. Further, no notice u/s 148 has been issued in the name of the legal heirs and therefore, the provisions of section 159 cannot be invoked in the instant case. Consequently, the present reassessment proceedings initiated by issuance notice on the deceased assessee are being quashed for want of jurisdiction. In 11 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror view of the above, rest all grounds taken by the assessee have become academic in nature and the same are dismissed as infructuous."

8. Similarly, this Bench in latest case of Shri Ramesh Kumar Jain vs ACIT, Circle 4, Jaipur (ITA no. 228/JP/2019 dated 15.05.2020) has held as under:

"5. We have considered the rival submissions as well as the relevant material on record. The AO has stated the fact regarding the issue of notice under section 148 in para 2 of the assessment order as under :-
" 2. A notice u/s 148 of the I.T. Act, 1961 dated 14.03.2016 was issued to the assessee. In response to the same no one attended the proceedings and nor filed any return of income in response to the notice u/s 148 of the Income Tax Act. In the assessment proceedings, notice u/s 142(1) was issued on 28.10.2016 to the assessee to attend the proceedings on

09.11.2016. On 09.11.2016 no one attended the case. In this connection, a notice u/s 144 of the Income Tax Act, 1961 was issued to the assessee on the address of the assessee on 07.11.2016 with request to attend the assessment proceedings on 15.11.2016. No one attended the office or filed adjournment in response to the notices issued from time to timwe. In this connection one more notice u/s 144 of the Income tax Act was issued to the assessee on the address of the assessee with a request to attend the assessment proceedings on 30.11.2016 which is reproduced as under :"

Thus it is clear that the AO issued the notice under section 148 on 14.03.2016 whereas the assessee was already died on 25th April, 2015 12 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror as per the Death Certificate issued by the Government of Rajasthan. The AO has not mentioned anything about the service of the notice issued under section 148 in the name of the deceased assessee. Therefore, it appears that without valid notice, under section 148 as well as service and without noting the status and the reasons of non service of the said notice the AO proceeded to frame the assessment ex parte. The AO has also mentioned that the notice issued under section 142(1) as well as under section 144 of the Act and there was no response even to those notices issued by the AO. However, the AO was again silent about the service of the said notice issued by the AO. Thus it appears that the AO has proceeded to frame the ex parte assessment ignoring the fact of service of the notice as well as the death of the assessee prior to issue of the notice under section 148 of the Act. The assessee though pointed out this fact before the ld. CIT (A) and also explained that since the son of the deceased assessee was residing in USA, therefore, there was no response to the notice issued by the AO. However, the ld. CIT (A) has again dismissed the appeal of the assessee ex parte due to non appearance. The ld. A/R pointed out that since nobody from the side of the assessee was residing in India, therefore, the address of the A/R was given for the purpose of notices but the ld. CIT (A) has not issued the notice to the address given in Form No. 35. Without going into the issue of ex parte order issued by the ld. CIT (A), we note that the AO has issued the notice under section 148 in the name of the deceased assessee and, therefore, the notice issued under section 148 itself is not a valid notice. It is not a question of service of the notice but the issuance of notice under section 148 itself is invalid as the same issued and sent in the name of the deceased assessee. In case due to unawareness of death of the assessee, if the notice issued in the name of dead person is properly followed up by the AO then the AO could have issued another notice in 13 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror the name of the legal representative of the deceased assessee but without taking any steps to issue a valid and legal notice under section 148 the AO has proceeded on the basis of the invalid notice issued under section 148. Therefore, it is a jurisdictional issue as notice under section 148 gives the jurisdiction to the AO to initiate the reassessment proceedings. Once the notice itself is not valid as issued against the dead person, then the entire proceedings got vitiated. The Hon'ble Gujarat High Court in case of Durlabhbhai Kanubhai Rajpara vs. ITO, 114 taxmann.com 481 has considered this issue in para 5 to 11 as under :-
""5. Learned advocate Shri Bandish Soparkar for the petitioner submitted that the issue is no more res-integra inasmuch as this Hon'ble Court has on more than one occasion considered this issue and held that the notice under section 148 of the Act against a dead person is nullity and without jurisdiction and no proceedings can be continued pursuant to such notice. He relied upon the decision of this court in case of Chandreshbhai Jayantibhai Patel v. ITO [2019] 101 taxmann.com 362/261 Taxman 137/413 ITR 276 (Guj.) and decision in case of Rasid Lala v. ITO [2017] 77 taxmann.com 39 (Guj.) He also relied upon the decision of Madras High Court in case of Alamelu Veerapan v. ITO (order dated 7.6.2018 in Writ Petition No.30060/2017). Relying upon the judgment in case of Chandreshbhai Jayantibhai Patel (supra), he contended that this Court have dealt in detail with regard to the issue of notice under section 148 of the Act against a dead person after analysing the provisions of section 2(7), 2(29) read with sections 159 and 292B of the Act. He placed reliance on the following findings of the court in the said judgment:
"16. On behalf of the revenue, it has been contended that issuance of the notice to the dead assessee is merely a technical defect which could be corrected under section 292B of the Act. Reliance has been placed on the above referred decisions of the Supreme Court as well as the High Courts for contending that the proceedings would not be null and void merely because the notice has been issued against a dead person as the legal representative had received the notice and has objected to the validity of the notice and further continuation of the proceedings. In the opinion of this court, here lies the distinction between those cases and the present case. In the relied upon cases, the legal representative, in response to the impugned notice, filed return of income and participated in the 14 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror proceeding and then raised an objection to the validity of the proceeding and, therefore, the court held that this was a case of waiver and that a technical defect can be waived; whereas in this case, right from the inception the petitioner has objected to the validity of the notice and thereafter to the continuation of the proceeding and has at no point of time participated in the proceeding by filing the income tax return in response to the notice issued under section 148 of the Act. Had the petitioner responded to the notice by filing return of income, he could have been said to have participated in the proceedings, however, merely because the petitioner has informed the Assessing Officer about the death of the assessee and asked him to drop the proceedings, it cannot, by any stretch of imagination, be construed as the petitioner having participated in the proceedings.
17. Insofar as reliance placed upon section 292B of the Act is concerned, the said section, inter alia, provides that no notice issued in pursuance of any of the provisions of the Act shall be invalid or shall be deemed to be invalid merely by reason of any mistake, defect or omission in such notice if such notice, summons is in substance and effect in conformity with or according to the intent and purpose of the Act.
18. The question that therefore arises for consideration is whether the notice under section 148 of the Act issued against the deceased assessee can be said to be in conformity with or according to the intent and purposes of the Act. In this regard, it may be noted that a notice under section 148 of the Act is a jurisdictional notice, and existence of a valid notice under section 148 is a condition precedent for exercise of jurisdiction by the Assessing Officer to assess or reassess under section 147 of the Act. The want of a valid notice affects the jurisdiction of the Assessing Officer to proceed with the assessment and thus, affects the validity of the proceedings for assessment or reassessment. A notice issued under section 148 of the Act against a dead person is invalid, unless the legal representative submits to the jurisdiction of the Assessing Officer without raising any objection. Therefore, where the legal representative does not waive his right to a notice under section 148 of the Act, it cannot be said that the notice issued against the dead person is in conformity with or according to the intent and purpose of the Act which requires issuance of notice to the assessee, whereupon the Assessing Officer assumes jurisdiction under section 147 of the Act and consequently, the provisions of section 292B of the Act would not be attracted. In the opinion of this court, the decision of this court in the case of Rasid Lala v. Income Tax Officer, Ward-1(3)(6) (supra) would be 15 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror squarely applicable to the facts of the present case. Therefore, in view of the provisions of section 159(2)(b) of the Act, it is permissible for the Assessing Officer to issue a fresh notice under section 148 of the Act against the legal representative, provided that the same is not barred by limitation; he, however, cannot continue the proceedings on the basis of an invalid notice issued under section 148 of the Act to the dead assessee.
19. In the facts of the present case, as noticed hereinabove, the notice under section 148 of the Act, which is a jurisdictional notice, has been issued to a dead person. Upon receipt of such notice, the legal representative has raised an objection to the validity of such notice and has not complied with the same. The legal representative not having waived the requirement of notice under section 148 of the Act and not having submitted to the jurisdiction of the Assessing Officer pursuant to the impugned notice, the provisions of section 292B of the Act would not be attracted and hence, the notice under section 148 of the Act has to be treated as invalid. In the absence of a valid notice, the Assessing Officer has no authority to assume the jurisdiction under section 147 of the Act and, hence, continuation of the proceeding under section 147 of the Act pursuant to such invalid notice, is without authority of law. The impugned notice as well as the proceedings taken pursuant thereto, therefore, cannot be sustained."

6. On the other hand, learned advocate Shri Nikunt Raval with learned advocate Ms. Kalpana Raval reiterated what is stated in the orders dated 25.7.2018 and 8.8.2018 whereby the respondent has rejected the objections raised by the petitioner and held that notice under section 148 of the Act is validated as per the provisions of section 292B of the Act. He also referred to the relevant portion of the affidavit-in-reply to contend that the petitioner has never informed the respondent with regard to the demise of his father late Shri Kanubhai Nagjibhai Rajpara and names and addresses of legal representatives have never been furnished. He also submitted that the Permanent Account Number of late Shri Kanubhai Nagjibhai Rajpara remained active which indicated for the purpose of department that the taxpayer was alive. Moreover, he relied on provisions of section 159 of the Act to contend that unless information of deceased taxpayer has been provided and uploaded by the legal representatives, no action can be taken against the legal representatives and no notice can be issued against the legal representatives and, therefore, impugned notice under section 148 of the Act is validated pursuant to provisions of section 292B of the Act. It was submitted that mentioning the name of the deceased person in the notice is nothing but can only be said to be a mistake or omission and, 16 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror therefore, such notice is a valid notice under section 148 of the Act and the proceedings pursuant to such notice are valid proceedings.

7. In the present case, the assessee-petitioner has at first point of time objected to the issuance of notice under section 148 of the Act and has not participated or filed any return pursuant to notice. Therefore, legal representatives not having waived requirement of notice under section 148 of the Act and not having submitted to the jurisdiction of the Assessing Officer pursuant to impugned notice, provisions of section 292A of the Act also would not be attracted and hence notice under section 148 of the Act has to be treated as invalid.

8. The facts in the present case are identical to the case of Chandreshbhai Jayantibhai Patel (supra), as in the facts of the present case also father of the petitioner expired on 12.6.2016 and impugned notice was issued on 28.3.2018. In facts of the present case, even prior to issuance of notice, department was aware about the death of the petitioner's father since on 13.3.2018 in response to the summons issued under section 131(1A) of the Act, the petitioner had intimated to the department about the death of his father. Therefore, it cannot be said that the respondent was not aware about the death of the father of the petitioner and he could have belatedly issued notice under section 159 of the Act upon the legal representatives of late Shri Kanubhai Nagjibhai Rajpara.

9. The contention advanced by the learned senior standing counsel for the respondent that since Permanent Account Number of late Shri Kanubhai Nagjibhai Rajpara was active, it can be presumed that tax payer was alive, cannot be sustained in view of the fact that only because Permanent Account Number is active, petitioner or any assessee is not liable to file the return of income and on that basis it cannot be presumed that the assessee is alive, more particularly, when the department is made to know about the death of the assessee prior to issuance of the impugned notice.

10. In view of the aforesaid settled legal proposition that no valid notice can be issued against a dead person, the impugned notice is required to be quashed and set aside.

11. For the foregoing reasons, petition succeeds and is accordingly allowed. Resultantly, impugned notice dated 28.3.2018 issued by the respondent under section 148 of the Act as well as further proceedings thereto are quashed and set aside."

The said decision was challenged by the revenue before the Hon'ble Supreme Court, however, the SLP filed by the revenue has been 17 ITA No. 1526/JP/2018 Sh. Shambhu Dayal, Kotputli Vs. ITO, Behror dismissed by the Hon'ble Supreme Court vide order dated 18th October, 2019 reported in 114 taxman.com. 482. Accordingly, in the facts and circumstances of the case, when the notice issued under section 148 against the deceased person as well as the assessment framed by the AO in the name of the deceased assessee then the impugned assessment order passed by the AO is invalid for want of valid notice as well as the assessment framed against the dead person. Accordingly the same is quashed."

In the result, appeal of the assessee is allowed.

Order pronounced in the Open Court on 27/08/2020.

              Sd/-                                             Sd/-
         ¼fot; iky jko½                                ¼foØe flag ;kno½
       (Vijay Pal Rao)                             (Vikram Singh Yadav)
U;kf;d lnL;@Judicial Member                 ys[kk lnL;@Accountant Member

Tk;iqj@Jaipur
fnukad@Dated:- 27/08/2020
*Ganesh Kr.

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Sh. Shambhu Dayal, Kotputli
2. izR;FkhZ@ The Respondent- The ITO, Ward -01, Behror
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur.
6. xkMZ QkbZy@ Guard File {ITA No. 1526/JP/2018} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar