Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Delhi High Court

Hydrocarbons Education And Research ... vs Assistant Commissioner Of Income Tax & ... on 31 May, 2023

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

                            $~89
                            *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                            %                                                  Date of decision: 31.05.2023
                            +      W.P.(C) 7534/2023
                                   HYDROCARBONS EDUCATION AND RESEARCH SOCIETY
                                                                      ..... Petitioner
                                              Through: Mr Rohit Jain with Mr Aniket D.
                                                       Agrawal and Mr Abhishek Singhvi,
                                                       Advocates.

                                                           versus

                                   ASSISTANT COMMISSIONER OF INCOME TAX & ORS.
                                                                       ..... Respondents
                                                Through: Mr Ruchir Bhatia, Sr. Standing
                                                         Counsel.

                                   CORAM:
                                   HON'BLE MR. JUSTICE RAJIV SHAKDHER
                                   HON'BLE MR. JUSTICE GIRISH KATHPALIA
                                                [Physical Hearing/Hybrid Hearing (as per request)]
                            RAJIV SHAKDHER, J.: (ORAL)
CM APPL. 29217/2023

1. Allowed, subject to the petitioner filing legible copies of the annexures.

W.P.(C) 7534/2023 & CM APPL. 29216/2023 [Application filed on behalf of the petitioner seeking interim relief]

2. Issue notice.

2.1 Mr Ruchir Bhatia, learned senior standing counsel, who appears on behalf of the respondents/revenue, accepts notice.

Signature Not Verified Digitally Signed By:TARUN W.P.(C) 7534/2023 Page 1 of 5 RANA Signing Date:22.06.2023 17:16:38

3. In view of the directions that we propose to issue Mr. Bhatia says that he does not wish to file a counter-affidavit in the matter, and he will argue the matter based on the record presently available to the court.

4. Therefore, with the consent of the counsel for parties, the writ petition is taken up for hearing and final disposal, at this stage itself.

5. This writ petition is directed against order dated 30.07.2022 passed under Section 148A(d) of the Income Tax Act, 1961 [in short, "Act"]. Besides this, challenge is also laid to the consequential notice dated 31.07.2022 issued under Section 148 of the Act.

5.1 In addition, the petitioner has also assailed the notice dated 07.06.2021 issued under Section 148 of the Act and the intimation letter dated 23.05.2022, which is, in effect, a notice under Section 148A(b) of the Act.

6. Mr Rohit Jain, learned counsel who appears on behalf of the petitioner, makes two broad submissions in support of the petitioner's case.

(i) First, the notice dated 23.05.2022 issued under Section 148A(b) of the Act is unsustainable in law. According to Mr Jain, in the said notice there is a reference to the decision of the Supreme Court rendered in Union of India vs Ashish Aggarwal, (2022) 444 ITR 1 (SC). It is Mr Jain's contention that limitation for the Assessment Year (AY) in issue, i.e., AY 2019-20, would have expired, at the relevant time, only on 31.03.2023. Therefore, the respondents/revenue could not have taken recourse to the leeway granted via the aforementioned decision rendered by the Supreme Court.
(ii) Second, the genesis of the reassessment triggered against the petitioner is a survey which was conducted on 22.12.2020 qua the petitioner Signature Not Verified Digitally Signed By:TARUN W.P.(C) 7534/2023 Page 2 of 5 RANA Signing Date:22.06.2023 17:16:38 and "other persons". It is contended that because of this survey, reassessment proceedings were triggered for AYs 2013-14 to 2017-18.

7. Mr Jain says that a perusal of the record concerning AYs 2013-14 to AY 2017-18 would show that the reasons which propelled the Assessing Officer to initiate proceedings under Section 147-148 of the Act, were no different from those which have triggered reassessment proceedings for AY 2019-20.

8. As a matter of fact, Mr Jain says that the regular assessment carried out in AY 2018-19, and scrutiny assessment carried out in AY 2020-21, also dealt with the issues which are subject matter of the AY with which the instant writ petition is concerned, i.e., 2019-20.

9. In sum, it is Mr Jain's contention that these aspects, which were put to the Assessing Officer by the petitioner in his communication dated 13.06.2022, have not been considered by the AO while passing the order dated 30.07.2022, under Section 148A(d) of the Act.

10. Mr Bhatia says, insofar as the first contention advanced by Mr Jain is concerned, that the same is unsustainable in law. It is Mr Bhatia's contention that since limitation has not expired, the notice dated 23.05.2022 issued under Section 148A(b) of the Act is sustainable, notwithstanding reference, as contended by the Mr Jain, to the judgment of the Supreme Court in Ashish Aggarwal's case.

11. Insofar as the other aspect is concerned, Mr Jain says that since an assessment order has not been passed for AY 2019-20, the AO could consider the record of the earlier AYs, and the reasons for dropping the proceedings, to which Mr. Jain has made a reference.

Signature Not Verified Digitally Signed By:TARUN W.P.(C) 7534/2023 Page 3 of 5 RANA Signing Date:22.06.2023 17:16:38

12. We have heard learned counsel for the parties. We are in agreement with Mr Bhatia that the notice dated 23.05.2022 issued under Section 148A(b) of the Act cannot be declared as being untenable in law, since even according to Mr. Jain, the limitation qua AY 2019-20 would have expired only on 31.03.2023.

13. Merely because there is a reference to the judgment of Supreme Court in Ashish Aggarwal's case, which according to Mr Jain would not apply qua the AY in issue, it would not render the notice untenable, as it is common case of counsel for parties that after 01.04.2021, notices could have been issued only under the new regime.

14. Mr Jain cannot but accept that the notice dated 23.05.2022 has been issued under the new regime, i.e., under Section 148A(b) of the Act.

15. However, Mr Jain's argument carry weight insofar as the second aspect is concerned, i.e., that since proceedings on the very same aspects have been dropped in for the past AYs, that aspect required attention of the assessing officer.

16. Since according to Mr Jain, assessment order has not been passed, it would be best, if the AO were to advert to the record of the earlier assessment years before passing the assessment order. It is ordered accordingly.

17. We are conscious of the fact that the rule of res-judicata does not apply, i.e., that each AY is different. That being said, if the reasons for reopening are consistently similar or same, the AO needs to apply the principle of consistency, before passing the assessment order. [See Radhasaomi Satsang v CIT (1992) 193 ITR 321 (SC)] Signature Not Verified Digitally Signed By:TARUN W.P.(C) 7534/2023 Page 4 of 5 RANA Signing Date:22.06.2023 17:16:38

18. Mr Bhatia, on instructions, states that personal hearing has already been granted to the authorised representative of the petitioner. 18.1 The AO will pass a speaking assessment order wherein the aforementioned aspect would be dealt with, i.e., that assertion that assessments have been completed for the AYs 2018-19 and 2020-21, involving aspects which are subject matter of the AY in issue.

19. The writ petition is disposed of, in the aforesaid terms.

20. Consequently, the pending application shall stand closed.

21. Parties will act based on the digitally signed copy of the order.

RAJIV SHAKDHER, J GIRISH KATHPALIA, J MAY 31, 2023 / tr Signature Not Verified Digitally Signed By:TARUN W.P.(C) 7534/2023 Page 5 of 5 RANA Signing Date:22.06.2023 17:16:38