2019 INSC 0348 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL  APPEAL No.3450  OF 2019 (Arising out of S.L.P.(C) No.32222 of 2017) Pr. Commissioner of Income  Tax 6 ….Appellant(s) VERSUS Nokia India Pvt. Ltd.             ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. Leave granted. 2. This   appeal   is  filed  against   the  final   judgment and   order   dated   21.04.2017   passed   by   the   High Court   of   Delhi   at   New   Delhi   in   ITA   No.854   of   2016 whereby   the   Division   Bench   of   the   High   Court 1 dismissed   the   appeal   filed   by   the   appellant   herein. 3. A f ew   facts   need   mention   hereinbelow   for   the disposal of this appeal, which involves a short point. 4. By   impugned  order,   the   Division  Bench   of  the High   Court   dismissed   the   Revenue's   (appellant herein)   appeal   filed   under   Section   260­A   of   the Income Tax Act, 1961 (hereinafter referred to as “the Act”)   on   the   ground   that   it   did   not   involve   any substantial   question   of   law   within   the   meaning   of Section 260­A of the Act.  5. In other words, the High Court was of the view that since the appeal did not involve any substantial question of law, it deserves dismissal in  limine . 6. The appellant is the Revenue (Commissioner of Income Tax) and the respondent is an assessee. The issue arises out of an assessment year (1999­2000). 7. The   issue   essentially   relates   to   legality   and correctness   of   the   notice   issued   by   the   Assessing 2 Officer (AO) to the respondent under Section 148 of the   Act   and   to   the   consequential   determination made by  the  AO in  the  assessment  order   for  which the impugned notice was issued to the respondent. 8. The   objections   raised   by   the   respondent (assessee)   to   the   notice   contending   inter   alia   that since the impugned notice was based on "change of the   opinion"   and   hence   bad   in   law   was   upheld   by the   ITAT   resulting   in   allowing   the   respondent's appeal   and   further   by   dismissing   the   Revenue's appeal   by   the   High   Court.   The   Revenue   has   felt aggrieved by the order of the High Court dismissing their   appeal   in   limine   and   has   filed   the   present appeal by way of special leave in this Court. 9. The   short   question,   which   arises   for consideration   in   this   appeal,   is   whether   the   High Court was right in dismissing the Revenue's appeal 3 in   limine   holding   that   it   did   not   involve   any substantial question of law.  10. Having   heard   the   learned   counsel   for   the parties and on perusal of the record of the case, we are of the view that the High Court was not justified in   dismissing   the   appeal   on   the   ground   that   the appeal   did   not   involve   any   substantial   question   of law.       We   are,   therefore,   constrained   to   allow   this appeal,   set   aside   the   impugned   order   and   remand the   case   to   the   High   Court   for   deciding   the appellant’s   appeal   afresh   on   merits   in   accordance with law. 11. In   our   considered   view,   the   following substantial  questions of law do arise in this appeal filed   by   the   Revenue   (appellant   herein)   under Section   260­A   of   the   Act   in   the   High   Court   against the   order   dated   03.06.2016   passed   by   the   ITAT   in Appeal   No.   1870/DEL/2010   and   the   same   should 4 have been framed by the High Court for deciding the appeal on merits in accordance with law: 1.   Whether   the   ITAT   was   justified   in holding   that     the   notice   issued   by   the   AO under   Section   148       was   bad   in   law   when admittedly   the   impugned   notice   was   issued in   the   case   where   the   assessment   was   made under Section 143(1) of the Act but not under Section 143(3) of the Act. 2.   Whether   the   ITAT   was   justified   in holding   that  the   notice   issued   under  Section 148   of   the   Act   was   bad   because   it   was   based on mere change of opinion by overlooking the fact that there was no foundation to form any such opinion. 3   When   admittedly   the   notice   in question   satisfied   the   requirements   of Section   148   of   the   Act   as   it   stood,   namely, that  first,   it  contained   the  facts   constituting the   "reasons   to   believe"   and   second,   it furnished   the   necessary   details   for   assessing the  escaped   income   of   the   assessee,   whether the   ITAT   was   still   justified   in   declaring   the notice as being bad in law without taking into consideration any of these admitted facts. 4   In   case,   if   the   notice   is   held   proper and   legal,   whether   the   finding   recorded   by the   ITAT   on   the   merits   of   the   case   on   each item, which is subject matter of the notice, is legally sustainable.  5 12. In   our   considered   view,   the   aforementioned four   questions   framed   need   to   be   answered   by   the High Court on their respective merits while deciding the   appeal   filed   by   the   Revenue   (appellant   herein) under Section 260­A of the Act. 13. We   are,   therefore,   of   the   view   that   such   order is not legally sustainable in law and hence deserves to be set aside. 14. In view of the foregoing  discussion, the appeal succeeds and is accordingly allowed. The impugned order is set aside. The case is remanded to the High Court   for   answering   the   aforementioned   questions on merits in accordance with law.     15. Since   we   have   formed   an   opinion   to   remand the case to the High Court for  its fresh disposal on merits,   we   have   not   expressed   any   opinion   on   the merits   of   the   case   while   deciding   this   appeal.     The High   Court   will,   therefore,   decide   the   appeal 6 uninfluenced   by   any   observation   made   by   this Court in this order.                                              .………...................................J.                                     [ABHAY MANOHAR SAPRE]                                            … ...……..................................J.              [DINESH MAHESHWARI] New Delhi; April 08, 2019 7