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 3, Cited by 0]

Bombay High Court

Keyman Advisory Serviced Pvt. Ltd vs Assistant Commissioner Of Income-Tax, ... on 7 May, 2024

Author: Neela Gokhale

Bench: K. R. Shriram, Neela Gokhale

2024:BHC-OS:7796
                                                  1/6                 911_992-oswp-3053-2022+.doc



                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    ORDINARY ORIGINAL CIVIL JURISDICTION

                                    WRIT PETITION NO. 3053 OF 2022
                                                  WITH
                     WRIT PETITION NOS. 3969, 3987, 4067, 4215, 4255, 4293, 4416,
                     4645, 4724, 4855, 4898, 5043, 5104, 5183, 4068 & 5274 OF 2022
                                                  WITH
                    WRIT PETITION (L) NOS. 27151, 27241, 27620, 38596 & 41144 OF
                                                   2022
                                                  WITH
                     WRIT PETITION NOS. 397, 466, 500, 765, 856, 1093, 1128, 1175,
                    1266, 1414, 1503, 1602, 1663, 1681, 1834, 2412, 2426, 2439, 2565,
                        2588, 2890, 2979, 3049, 3057, 3136, 3322 & 3715 OF 2023
                                                  WITH
                       WRIT PETITION (L) NOS. 358, 1415, 2950, 3143, 4370, 4397,
                       11041, 11238, 12052, 13993, 17724, 17314 & 32788 OF 2023
                                                  WITH
                     WRIT PETITION NOS. 135, 138, 143, 369 a/w Interim Application
                            (L) No. 16766 of 2023, 2427, 1448 & 2258 OF 2024
                                                  WITH
                    WRIT PETITION (L) NOS. 8210, 8324, 10281, 12447, 15032, 13431,
                                      14641, 12815 & 15436 OF 2024
                                                  WITH

                                    (CIVIL APPELLATE JURISDICTION)
                        WRIT PETITION NOS. 5573, 5816, 6030, 10536, 14531, 14900,
                                         14901 & 14902 OF 2022
                                                 WITH
                          WRIT PETITION NOS. 254, 1882, 5028 & 13941 OF 2023
                                                 WITH
                                    WRIT PETITION NO. 6189 OF 2024
                                                 WITH
                                 WRIT PETITION (ST) NO. 13314 OF 2024

                     Hitesh Ramniklal Shah                              ...Petitioner
                            Versus
                     The Assistant Commissioner of Income Tax,
                     Circle-23(1), Mumbai & Ors.                        ...Respondents


                     Mr. Jeet Kamdar a/w Mr. Atul K. Jasani for Petitioner in
                     WP/3053/2022,             WP/4898/2022,          WP/1175/2023,
                     WP/1414/2023,          WP/1834/2023,      WP/2426/2023         &
                     WP/3715/2023.
                     Mr. P. F. Kaka, Senior Advocate a/w Mr. Manish Kanth i/b Mr. Atul
                     K. Jawani for Petitioner in WPL/14641/2024.
                    Gitalaxmi

                   ::: Uploaded on - 10/05/2024               ::: Downloaded on - 24/05/2024 23:13:00 :::
                                2/6                 911_992-oswp-3053-2022+.doc



  Mr. J. D. Mistri, Senior Advocate a/w Mr. Madhur Agrawal i/b Mr.
  Atul K. Jasani for Petitioner in WP/1882/2023.
  Mr. J. D. Mistri, Senior Advocate i/b Mr. Nishit Gandhi for
  Petitioner in WPL/17314/2023.
  Mr. Madhur Agrawal a/w Mr. Sameer Dalal for Petitioner in
  WP/3969/2022.
  Mr. Sukhsagar Syal i/b Mr. Atul K. Jasani for Petitioner in
  WP/3987/2022,             WPL/27151/2022,        WP/1602/2023,
  WP/1663/2023, WP/1681/2023 & WP/2412/2023.
  Mr. Devendra H. Jain a/w Ms. Radha Halbe for Petitioner in
  WP/4067/2022,              WP/4293/2022,         WP/4724/2022,
  WP/5274/2022, WPL/13431/2024 & WPL/10281/2024.
  Ms. Radha Halbe for Petitioner in WP/5816/2022,
  WP/6030/2022 & WP/14531/2022.
  Ms. Ritika Agrawal a/w Mrs. Ayesha Ansari, Ms. Rachna
  Bhanushali i/b M/s. Acelegal for Petitioner in WP/10536/2022 &
  WP/6189/2024.
  Mr. Sham Walve a/w Mr. Abhishek Khandelwal for Petitioner in
  WP/4215/2022,           WP/2565/2023,       WP/2588/2023      &
  WPL/17724/2023.
  Mr. Abhishek Khandelwal for Petitioner in WP/14900/2022,
  WP/14901/2022 & WP/14902/2022.
  Mr. Nishant Thakkar a/w Mr. Hiten Thakkar i/b Lumiere Law
  Partners for Petitioner in WP/4416/2022, WP/4645/2022 &
  WPL/15032/2024.
  Mr. Nishant Thakkar a/w Mr. Hiten Thakkar, Ms. Jasmin
  Amalsadvala & Mr. Bhavesh Bhatia i/b Lumiere Law Partners for
  Petitioner in WP/13941/2023.
  Ms. Aasifa Khan for Petitioner in WP/254/2023.
  Mr. Sukhsagar Syal i/b Mr. Govind Javeri for Petitioner in
  WP/4855/2022 & WP/397/2023.
  Ms. Priyanka Jain a/w Mr. Pankaj Soni i/b Vaish Associates for
  Petitioner in WP/5043/2022.
  Mr. Nitesh Joshi i/b Mr. Atul K. Jasani for Petitioner in
  WP/5104/2022,              WP/5183/2022,         WP/1093/2023,
  WP/1128/2023 & WP/2979/2023.
  Mr. Niraj Sheth i/b Mr. Atul K. Jasani for Petitioner in
  WPL/27241/2022, WP/2890/2023 & WPL/4397/2023.
  Mr. Jay Bhansali i/b RMA Associates for Petitioner in
  WPL/27620/2022.
  Mr. Madhur Agrawal i/b Mr. Atul K. Jasani for Petitioner in
  WPL/41144/2022,              WPL/358/2023,         WP/500/2023,
  WPL/1415/2023 & WPL/11041/2023.
  Mr. Atul K. Jasani for Petitioner in WP/4068/2022.
  Mr. Mandar Vaidya a/w Mr. Dharmesh Shah & Mr. Dhaval Shah
  for Petitioner in WP/466/2023.
  Mr. Dharmesh Shah a/w Mr. Dhaval Shah for Petitioner in
 Gitalaxmi

::: Uploaded on - 10/05/2024               ::: Downloaded on - 24/05/2024 23:13:00 :::
                                3/6                911_992-oswp-3053-2022+.doc



  WPST/13314/2024.
  Mr. Arun Jain i/b Mr. Kartik Vig for Petitioner in WP/765/2023,
  WP/3136/2023 & WP/369/2024.
  Ms. Rutuja N. Pawar a/w Ms. Hetal Laghave & Ms. Florencia
  D'Souza for Petitioner in WP/856/2023, WP/1503/2023,
  WPL/13993/2023, WPL/32788/2023, WPL/8210/2024 &
  WPL/8324/2024.
  Mr. Mandar Vaidya for Petitioner in WP/2439/2023 &
  WP/5028/2023.
  Mr. Gautam Thacker a/w Mr. Sameer Dalal for Petitioner in
  WP/1266/2023.
  Mr. Rahul Hakani i/b Ms. Niyati Mankad for Petitioner in
  WPL/2950/2023, WPL/3143/2023 & WPL/12052/2023.
  Mr. Rahul Hakani for Petitioner in WP/5573/2022.
  Mr. Shashi Bekal for Petitioner in WP/3049/2023 &
  WP/3057/2023.
  Mr. Anuj Kisnadwala a/w Mr. Govind Javeri for Petitioner in
  WP/3322/2023.
  Mr. Jitendra Singh for Petitioner in WPL/4370/2023.
  Mr. Fenil Bhatt i/b Mint and Confreres for Petitioner in
  WPL/11238/2023.
  Mr. Madhur Agrawal a/w Ms. Priyanka Bora for Petitioner in
  WP/135/2024, WP/138/2024, WP/143/2024 & WP/2258/2024.
  Mr. Sham Walve a/w Mr. Sameer Dalal for Petitioner in
  WPL/12447/2024.
  Mr. Nishant Thakkar a/w Mr. Rajesh Poojary i/b Mulla and Mulla
  and CBC for Petitioner in WPL/15436/2024.
  Ms. Aarti Sathe i/b Ms. Aasavari Kadam for Petitioner in
  WPL/12815/2024 & WP/2427/2024.
  Mr. Satish Mody a/w Ms. Aasifa Khan for Petitioner in
  WP/1448/2024.

  Mr Suresh Kumar for Respondents in WP/3053/2022,
  WP/3969/2022,          WP/3987/2022,          WP/4215/2022,
  WP/4216/2022,          WP/4898/2022,          WP/5043/2022,
  WP/5183/2022,       WPL/27151/2022,        WPL/27620/2022,
  WP/500/2023, WP/765/2023, WP/856/2023, WP/1093/2023,
  WP/1128/2023,         WPL/1415/2023,          WP/1681/2023,
  WP/1834/2023,          WP/2979/2023,          WP/3136/2023,
  WPL/3143/2023,          WP/369/2024,          WP/5573/2022,
  WP/5816/2022,         WP/6030/2022,          WP/10536/2022,
  WP/14531/2022,       WP/254/2023,      WP/4068/2022      &
  WP/13941/2023.
  Ms. Swapna Gokhale for Respondents-Revenue in WP/4067/2022,
  WP/4293/2022, WP/4724/2022, WP/5274/2022, WP/466/2023
  & WP/1414/2023.
  Mr. Akhileshwar Sharma for Respondents-Revenue in
 Gitalaxmi

::: Uploaded on - 10/05/2024              ::: Downloaded on - 24/05/2024 23:13:00 :::
                                   4/6                   911_992-oswp-3053-2022+.doc



  WP/4255/2022,            WP/4645/2022,         WP)/41144/2022,
  WP/1266/2023,             WP/1602/2023,         WP/2412/2023,
  WP/2426/2023,             WP/2439/2023,         WP/2588/2023,
  WP/3049/2023,            WP/3322/2023,         WPL/4370/2023,
  WPL/4397/2023,          WPL/11238/2023,       WPL/17724/2023,
  WPL/15436/2024,           WP/14900/2022,       WP/14901/2022,
  WP/14902/2022,          WP/1882/2023,      WP/2427/2024       &
  WPST/13314/2024.
  Mr. Devvrat Singh for Respondents-Revenue in WP/4855/2022,
  WP/397/2023, WP/2890/2023 & WP/2258/2024.
  Mr. Eshaan Saroop i/b Mr. Vikas T. Khanchandani for
  Respondents-Revenue in WP/5104/2022.
  Mr. Arjun Gupta for Respondents-Revenue in WPL/12815/2024 &
  WPL/38596/2022.
  Mr. P. C. Chhotaray for Respondents-Revenue in WP/1663/2023.
  Ms. Shreya Singhi i/b Ms. Sushma Nagaraj for Respondents-
  Revenue in WP/2565/2023, WP/3715/2023, WPL/13993/2023,
  WPL/17314/2023 & WP/135/2024.
  Ms. Sushma Nagaraj for Respondents-Revenue in WP/5028/2023.
  Mr. Siddharth Chandrashekhar for Respondents-Revenue in
  WPL/2950/2023, WP/138/2024 & WP/143/2024.
  Mr. Subir Kumar a/w Mr. Abhinav Palsikar for Respondents-
  Revenue in WP/3057/2023 & WPL/12052/2023.
  Mr. N. C. Mohanty for Respondents-Revenue in WPL/358/2023 &
  WPL/11041/2023.
  Ms.     Samiksha      Kanani   for    Respondents-Revenue    in
  WPL/32788/2023,           WP/14900/2022,       WP/14902/2022,
  WP/14901/2022, WP/1882/2023 & WPST/13314/2024.
  Mr. Dhananjay B. Deshmukh for Respondents-Revenue in
  WPL/8210/2024 & WPL/8324/2024.
  Mrs. Shehnaz V. Bharucha for Respondents-Revenue in
  WP/6189/2024.
  Mr. Ravi Rattesar for Respondents-Revenue in WPL/10281/2024,
  WP/1448/2024 & WPL/12447/2024.
  Ms. Mamta Omle for Respondents-Revenue in WPL/13431/2024,
  WPL/14641/2024 & WPL/15032/2024.


                               CORAM:   K. R. SHRIRAM &
                                        DR. NEELA GOKHALE, JJ.

DATED: 7th May 2024 PC :

1. Counsels, whose vakalatnamas are not on record, undertake to file their vakalatnamas within a week from today. Undertaking Gitalaxmi ::: Uploaded on - 10/05/2024 ::: Downloaded on - 24/05/2024 23:13:00 ::: 5/6 911_992-oswp-3053-2022+.doc accepted.
2. One of the grounds raised in these petitions raises an issue that the impugned notice issued in respective petition is invalid and bad-

in-law being issued by the Jurisdictional Assessing Officer ("JAO") as the same was not in accordance with the provisions of Section 151A of the Income Tax Act, 1961 ("the Act") and the scheme framed thereunder. According to Petitioners, the notice could have been issued only by the Faceless Assessing Officer ("FAO"). Whether such a notice is valid or invalid, has been decided by this Court in the judgment passed in the case of Hexaware Technologies Limited v. Assistant Commissioner of Income Tax, Circle-15(1)(2), Mumbai and Ors.1 and the Court has given a finding that such a notice will be invalid and bad-in-law.

3. We are, therefore, informed by the Counsels for respective Petitioner that these petitions will be covered by the judgment passed in Hexaware Technologies Limited (supra). Counsels for respective Respondent concur.

4. In some of the petitions, the ground of notice being invalid since it was not in accordance with the scheme framed under Section 151A of the Income Tax Act, 1961 was raised orally. Since we have held in the judgment in Hexaware Technologies Limited (supra) that

1. Writ Petition No. 1778 of 2023 decided on 3rd May 2024.


 Gitalaxmi

::: Uploaded on - 10/05/2024                                  ::: Downloaded on - 24/05/2024 23:13:00 :::
                                                       6/6                      911_992-oswp-3053-2022+.doc



such a notice will be invalid, certainly those Petitioners should also be given the benefit of decision taken by this Court.

5. In the circumstances, the notices issued in these petitions by the JAO under Section 148 of the Act are hereby quashed and set aside. In case any reassessment orders are passed, the same also will stand quashed and set aside. So also, the consequential demand notices or penalty notices, if any, will also stand quashed and set aside.

6. Petitions disposed accordingly.

7. In view thereof, interim application, if any, also stands disposed.

8. All the rights and contentions of the parties are kept open, which are raised in these petitions and not covered by the judgment in Hexaware Technologies Limited (supra), to be raised in any other petition should the need arise.

(DR. NEELA GOKHALE, J.) (K. R. SHRIRAM, J.) GITALAXMI KRISHNA KOTAWADEKAR Digitally signed by GITALAXMI KRISHNA KOTAWADEKAR Date: 2024.05.10 10:41:01 +0545 Gitalaxmi ::: Uploaded on - 10/05/2024 ::: Downloaded on - 24/05/2024 23:13:00 :::