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 4, Cited by 0]

Delhi High Court

Sams Facilities Management Private ... vs National Faceless Assessment Centre & ... on 13 August, 2021

Author: Manmohan

Bench: Manmohan, Navin Chawla

                              $~10
                              *    IN THE HIGH COURT OF DELHI AT NEW DELHI

                              +        W.P.(C) 5185/2021& CM APPL. 15916/2021

                                       SAMS FACILITIES MANAGEMENT
                                       PRIVATE LIMITED        ..... Petitioner
                                                     Through: Mr. Manuj Sabharwal, Advocate.

                                                         versus

                                       NATIONAL FACELESS ASSESSMENT CENTRE & ANR.
                                                                           ..... Respondents
                                                         Through:     Mr. Ruchir Bhatia, Sr. Standing
                                                                      Counsel.
                              %                                       Date of Decision: 13th August, 2021
                              CORAM:
                              HON'BLE MR. JUSTICE MANMOHAN
                              HON'BLE MR. JUSTICE NAVIN CHAWLA
                                                          JUDGMENT

MANMOHAN, J: (Oral)

1. The petition has been heard by way of video conferencing.

2. Present writ petition has been filed challenging the impugned assessment order dated 21st April 2021 passed by Respondent No. 1 under Section 143(3) read with 144B of the Income-tax Act, 1961 (for short 'the Act').

3. Mr. Manuj Sabharwal, learned counsel for the Petitioner states that the impugned assessment order dated 21st April 2021 has been passed, without adherence to the statutory provisions contained in clauses (xiv) to (xvi) of Section 144B (1), and 144B (9) of the Act.

Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 5185/2021 Page 1 of 4 Signing Date:15.08.2021 11:34:53

4. It is the petitioner's claim that the impugned assessment order was passed without issuing a draft assessment order and the variation made in the declared income was carried out without issuance of a show cause notice. Thus the contention is that the impugned assessment order had been passed in violation of the aforesaid provisions of the Act and is non est in law.

5. Per contra, Mr. Ruchir Bhatia, learned counsel for the respondents submits that Section 144B of the Act does not apply as the assessment year in issue is 2018-2019.

6. In rejoinder, learned counsel for the petitioner relies on the circular issued by the CBDT dated 31st March, 2021, which is appended at pages 103-107 of the paper book to establish that the provisions of Section 144B of the Act would apply to even those proceedings, which were pending, on 1st April 2021 and hence would be applicable to the Petitioner's assessment as well.

7. Having heard learned counsel for the parties, this Court is of the opinion that in view of the Circular dated 31st March, 2021 issued by CBDT, Section 144B of the Act would apply to even those assessment proceedings which related to assessment years prior to 2021 provided they were pending disposal on 1st April, 2021.

8. This Court is also of the view that Section 144B(1)(xvi)(b) mandatorily provides for issuance of a prior show cause notice and draft assessment order before issuing the final assessment order. The relevant portions of Section 144B(1)(xvi)(b) as well as Section 144B(9) of the Act are reproduced hereinbelow:-

Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 5185/2021 Page 2 of 4 Signing Date:15.08.2021 11:34:53
"144B. Faceless assessment -
                                     (1) xxxx                  xxxx               xxxx
                                            xxxx               xxxx               xxxx

(xvi) the National Faceless Assessment Centre shall examine the draft assessment order in accordance with the risk management strategy specified by the Board, including by way of an automated examination tool, whereupon it may decide to-
xxxx xxxx xxxx
(b) provide an opportunity to the assessee, in case any variation prejudicial to the interest of assessee is proposed, by serving a notice calling upon him to show cause as to why the proposed variation should not be made; or xxx xxx xxx (9) Notwithstanding anything contained in any other provision of this Act, assessment made under sub-section (3) of section 143 or under section 144 in the cases referred to in sub-section (2) [other than the cases transferred under sub-section (8)], on or after the 1st day of April, 2021, shall be non-est if such assessment is not made in accordance with the procedure laid down under this section."

9. Since in the present case no prior show cause notice as well as draft assessment order had been issued, there is a violation of principles of natural justice as well as mandatory procedure prescribed under the "Faceless Assessment Scheme".

10. Keeping in view the aforesaid, the impugned assessment order dated 21st April 2021 is set aside and the matter is remanded back to the Assessing Officer, who shall issue a show cause notice and draft assessment order and thereafter pass a reasoned order in accordance with law. With the aforesaid direction, the present writ petition along with pending application stands disposed of.

Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 5185/2021 Page 3 of 4 Signing Date:15.08.2021 11:34:53

11. The order be uploaded on the website forthwith. Copy of the order be also forwarded to the learned counsel through e-mail.

MANMOHAN, J NAVIN CHAWLA, J AUGUST 13, 2021 AS Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT W.P.(C) 5185/2021 Page 4 of 4 Signing Date:15.08.2021 11:34:53