/2022 INSC 0263/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2659 OF 2022 The Principal Commissioner of Income Tax­1      ..Appellant (S) Versus M/s. Bajaj Herbals Pvt. Ltd.                   ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   impugned   order dated   01.10.2020/02.12.2020   (modification   order)   passed by   the   Division   Bench   of   the   High   Court   of   Gujarat   at Ahmedabad   in   R/Tax   Appeal   No.   278   of   2020,   by   which the High Court has dismissed the said appeal preferred by the   appellant   herein   –   Revenue,   the   present   appeal   has been preferred by the Revenue.  2. As per the office report the respondent is served. From the office   report,   it   appears   that   the   respondent   –   assessee sent a letter to the Registry of this Court on 22.10.2021 to grant   an   adjournment   of   three   months.   The   time   was accordingly   granted.   Despite   the   same   no   one   has   filed 1 vakalatnama   and   none   has   appeared   on   behalf   of   the respondent.   Hence,   service   of   notice   on   the   respondent   is complete.  3. By   the   impugned  order   the  High   Court  has   dismissed   the said appeal simply by observing that none of the questions as   proposed   by   the   revenue   could   be   termed   as   the substantial   questions   of   law   and   all   the   questions proposed are on factual aspects of the matter. However, it is   required   to   be   noted   that   except   re­producing   the proposed   questions   of   law,   there   is   no   further   discussion on the factual matrix of the case. While issuing the notice, this Court passed the following order: ­  “Mr. Balbir Singh, learned ASG, has vehemently submitted that in   the   impugned   order   except   narrating   the   proposed   questions   of law, there is no independent reasoning given by the High Court while dismissing   the   appeal   except   recording   that   “having   gone   through the   materials   on   record,   we   are   of   the   view   that   none   of   the questions   as   proposed   by   the   revenue   could   be   termed   as   the substantial   questions   of   law.   All   the   questions   proposed   are   on factual aspects of the matter”.  Hence,   issue   notice   for   final   disposal   returnable   within   six weeks. Counter be filed within four weeks from the date of receipt of the notice.  Dasti, in addition, is permitted.”     3.1 As the impugned order passed by  the High Court is a non­ speaking and non­reasoned order and even the submissions 2 on   behalf   of   the   revenue   are   not   recorded,   the   impugned order   passed   by   the   High   Court   dismissing   the   appeal   is unsustainable.  3.2 Under   the   circumstances,   the   impugned   order   is   hereby quashed and set aside. The matter is remanded to the High Court   to   decide   and   dispose   of   the   appeal   afresh   in accordance   with   law   and   on   its   own   merits.   If   the   High Court   is   of   the   opinion   that   the   proposed   questions   of   law are not substantial questions of law and they are on factual aspects,   it   will   be   open   for   the   High   Court   to   consider   the same   in   accordance   with   law,   however,   the   High   Court   to pass   a   speaking   and   reasoned   order   after   recording   the submissions made on behalf of the respective parties.  4. The   present   appeal   is   allowed   to   the   aforesaid   extent.   No costs.      …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  April 07, 2022. 3