/2022 INSC 0349/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3005/2022 Union of India & Ors.             ..Appellant (S) Versus Ashish Agarwal                            ..Respondent (S) With  Civil Appeal No. 3006/2022 With  Civil Appeal No. 3009/2022 With  Civil Appeal No. 3007/2022 With  Civil Appeal No. 3008/2022 With  Civil Appeal No. 3010/2022 With  Civil Appeal No. 3013/2022 With  1 Civil Appeal No. 3011/2022 With  Civil Appeal No. 3012/2022 With  Civil Appeal No. 3014/2022 With Civil Appeal No. 3015/2022 With  Civil Appeal No. 3016/2022 With  Civil Appeal No. 3017/2022 With  Civil Appeal No. 3019/2022 With  Civil Appeal No. 3020/2022 With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6448/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 5381/2022) With  2 Civil Appeal No.                     /2022 (arising out of SLP(C) No. 5079/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6092/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6534/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6158/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6316/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6281/2022) With  Civil Appeal No.                         /2022 (arising out of SLP(C) No. 6545/2022) With  Civil Appeal No.                     /2022 (arising out of SLP(C) No. 6038/2022) J U D G M E N T  3 M. R. Shah, J. Leave   granted   in   SLP   (C)   Nos.   6448/2022,   5381/2022, 5079/2022,   6092/2022,   6534/2022,   6158/2022, 6316/2022, 6281/2022, 6545/2022, 6038/2022.    1. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order passed by the High Court of Judicature   at   Allahabad   in   Writ   Tax   No.   524/2021   and other allied writ tax petitions, by which the High Court has allowed   the   said   writ   petitions   and   has   quashed   several reassessment notices issued by the Revenue, issued under section   148   of   the   Income   Tax   Act,   1961,   on   the   ground that the same are bad in law in view of the amendment by the Finance Act, 2021 which has amended Income Tax Act by   introducing   new   provisions   i.e.   sections   147   to   151 w.e.f.   1 st   April,   2021,   the   Revenue   has   preferred   the present appeals.  2. Similar judgments and orders are passed by various other High   Courts   including   High   Court   of   Delhi;   High   Court   of Rajasthan; High Court of Calcutta; High Court of Madras; 4 High   Court   of   Bombay,   the   particulars   of   which   are   as under: ­ Sl. No.  Particulars  1. Ashok Kumar Agarwal Vs. UOI (Allahabad HC) Judgment passed by the Hon’ble High Court of Allahabad at Allahabad in Writ Tax No. 524/2021 dated 30.09.2021    2. Bpip   Infra   Pvt.   Ltd.   Vs.   Income   Tax   Officer   &   Others (Rajasthan HC) Judgment   in   S.B.   Civil   Writ   Petition   No.   13297/2021 passed by the Hon’ble High Court of Rajasthan at Jaipur dated 25.11.2021  3. Mon Mohan Kohli Vs. ACIT (Delhi HC) Judgment   passed   by   the   Hon’ble   High   Court   of   Delhi   in W.P.(C) No. 6176/2021 dated 15.12.2021 4. Bagaria   Properties   &   Investment   Pvt.   Ltd.   Vs.   UOI (Calcutta HC) Judgment   passed   by   the   Hon’ble   High   Court   of   Calcutta in W.P.O No. 244/2021 dated 17.01.2022 5. Manoj Jain Vs. UOI (Calcutta HC) 5 Judgment   passed   by   the   Hon’ble   High   Court   of   Calcutta in W.P.A. No. 11950 of 2021 dated 17.01.2022  6. Sudesh Taneja Vs. ITO (Rajasthan HC) Judgment passed by the Hon’ble High Court of Rajasthan in   D.B.   Civil   Writ   Petition   No.   969   of   2022   dated 27.01.2022   7. Vellore Institute of Technology Vs. CBDT (Madras HC) Judgment passed by the Hon’ble High Court of Madras in W.P. No. 15019/2021 dated 04.02.2022.    8. Tata   Communications   Transformation   Services   Vs.   ACIT (Bombay HC) Judgment   passed   by   the   Hon’ble   High   Court   of   Bombay in Writ Petition No. 1334 of 2021 dated 29.03.2022 At   this   stage,   it   is   required   to   be   noted   that approximately   90,000   such   reassessment   notices   under section 148 of the unamended Income Tax Act were issued by   the   Revenue   after   01.04.2021,   which   were   the   subject matter   of   more   than   9000   writ   petitions   before   various High Courts across the country and by different judgments 6 and orders, the particulars of which are as above, the High Courts   have   taken   a   similar   view   and   have   set   aside   the respective   reassessment   notices   issued   under   section   148 on similar grounds.  2.1 The common judgment and order passed by the Allahabad High   Court   is   the   subject   matter   of   the   present   appeals. Shri N. Venkataraman, learned ASG, stated at the bar that the Revenue is contemplating to prefer appeals against the similar   judgments   and   orders   passed   by   various   High Courts. However, as the issue is common and there will be multiplicity of the proceedings and to lessen the burden of this   Court   and   for   the   reasons   stated   hereinbelow,   as   we propose   to   pass   an   order   in   exercise   of   powers   under Article   142   of   the   Constitution   of   India   the   present   order shall govern all the other judgments and orders passed by various   High   Courts   on   the   similar   issue.   Hence,   we observe that the Revenue need not file separate individual appeals which may be more than 9000 in numbers.  7 2.2 In fact, we have heard Shri C.A. Sundaram, learned Senior Advocate,   appearing   on   behalf   of   the   respective   assessee, who were before the Delhi High Court also.             3. While   appreciating   the   controversy,   a   few   facts   and   the relevant   statutory   provisions   applicable   pre   01.04.2021 and post 01.04.2021 are required to be referred to.  The   procedure   governing   initiation   of   reassessment proceedings   prior   to   coming   into   force   of   the   Finance   Act, 2021 was governed by the following provisions: ­  “Income escaping assessment­  147.   If   the   Assessing   Officer   has   reason   to   believe   that   any income   chargeable   to   tax   has   escaped   assessment   for   any assessment   year,   he   may,   subject   to   the   provisions   of sections   148   to   153,   assess   or   reassess   such   income   and also   any   other  income   chargeable   to  tax   which   has   escaped assessment   and   which   comes   to   his   notice   subsequently   in the   course   of   the   proceedings   under   this   section,   or recomputed   the   loss   or   the   depreciation   allowance   or   any other allowance, as the case may be, for the assessment year concerned   (hereafter   in   this   section   and   in   sections   148   to 153 referred to as the relevant assessment year): Provided that where an assessment under sub­section (3) of section   143   or   this   section   has   been   made   for   the   relevant assessment year, no action shall be taken under this section after   the   expiry   of   four   years   from   the   end   of   the   relevant assessment   year,   unless   any   income   chargeable   to   tax   has escaped   assessment   for   such   assessment   year   by   reason   of the   failure   on   the   part   of   the   assessee   to   make   a   return under   section   139   or   in   response   to   a   notice   issued   under sub­section   (1)   of   section   142   or   section   148   or   to   disclose 8 fully   and   truly   all   material   facts   necessary   for   his assessment, for that assessment year:  Provided   further   that   nothing   contained   in   the   first   proviso shall   apply   in   a   case   where   any   income   in   relation   to   any asset   (including   financial   interest   in   any   entity)   located outside India, chargeable to tax, has escaped assessment for any assessment year:  Provided   also   that   the   Assessing   Officer   may   assess   or reassess   such   income,   other   than   the   income   involving matters   which   are   the   subject   matters   of   any   appeal, reference   or   revision,   which   is   chargeable   to   tax   and   has escaped assessment.  Explanation   1.—Production   before   the   Assessing   Officer   of account   books   or   other   evidence   from   which   material evidence   could   with   due   diligence   have   been   discovered   by the   Assessing   Officer   will   not   necessarily   amount   to disclosure within the meaning of the foregoing proviso.  Explanation   2.—For   the   purposes   of   this   section,   the following   shall   also   be   deemed   to   be   cases   where   income chargeable to tax has escaped assessment, namely :— (a)   where   no   return   of   income   has   been   furnished   by   the assessee although his total income or the total income of any other person in respect of which he is assessable under this Act during the previous year exceeded the maximum amount which is not chargeable to income­tax;  (b)   where   a   return   of   income   has   been   furnished   by   the assessee but no assessment has been made and it is noticed by   the   Assessing   Officer   that   the   assessee   has   understated the   income   or   has   claimed   excessive   loss,   deduction, allowance or relief in the return;  (ba)   where   the   assessee   has   failed   to   furnish   a   report   in respect   of   any   international   transaction   which   he   was   so required under section 92E;  (c) where an assessment has been made, but—  (i)   income   chargeable   to   tax   has   been   underassessed; or  (ii) such income has been assessed at too low a rate; or (iii)   such   income   has   been   made   the   subject   of excessive relief under this Act; or  9 (iv)   excessive   loss   or   depreciation   allowance   or   any other allowance under this Act has been computed;  (ca) where a return of income has not been furnished by the assessee   or   a   return   of   income   has   been   furnished   by   him and   on   the   basis   of   information   or   document   received   from the prescribed income­tax authority, under sub­section (2) of section   133C,   it   is   noticed   by   the  Assessing   Officer  that   the income   of   the   assessee   exceeds   the   maximum   amount   not chargeable   to   tax,   or   as   the   case   may   be,   the   assessee   has understated   the   income   or   has   claimed   excessive   loss, deduction, allowance or relief in the return;  (d)   where   a   person   is   found   to   have   any   asset   (including financial interest in any entity) located outside India. Explanation   3.—For   the   purpose   of   assessment   or reassessment   under   this   section,   the   Assessing   Officer   may assess or reassess the income in respect of any issue, which has escaped assessment, and such issue comes to his notice subsequently   in   the   course   of   the   proceedings   under   this section,   notwithstanding   that   the   reasons   for   such   issue have   not   been  included   in   the  reasons   recorded   under   sub­ section (2) of section 148.  Explanation   4.—For   the   removal   of   doubts,   it   is   hereby clarified   that   the   provisions   of   this   section,   as   amended   by the   Finance   Act,   2012,   shall   also   be   applicable   for   any assessment year beginning on or before the 1st day of April, 2012. Issue of notice where income has escaped assessment­ 148.(1)   Before   making   the   assessment,   reassessment   or recomputation under section 147, the Assessing Officer shall serve   on   the   assessee   a   notice   requiring   him   to   furnish within   such   period,   as   may   be   specified   in   the   notice,   a return   of   his   income   or   the   income   of   any   other   person   in respect   of   which   he   is   assessable   under   this   Act   during   the previous year corresponding to the relevant assessment year, in the prescribed form and verified in the prescribed manner and   setting   forth   such   other   particulars   as   may   be prescribed; and the provisions of this Act shall, so far as may be,   apply   accordingly   as   if   such   return   were   a   return required to be furnished under section 139:  Provided that in a case—  10 (a)   where   a   return   has   been   furnished   during   the   period commencing on the 1st day of October, 1991 and ending on the   30th   day   of   September,   2005   in   response   to   a   notice served under this section, and  (b) subsequently a notice has been served under sub­section (2) of section 143 after the expiry of twelve months specified in   the   proviso   to   subsection   (2)   of   section   143,   as   it   stood immediately   before   the   amendment   of   said   sub­section   by the   Finance   Act,   2002   (20   of   2002)   but   before   the   expiry   of the   time   limit   for   making   the   assessment,   re­assessment   or recomputation as specified in sub­section (2) of section 153, every   such  notice  referred  to in  this  clause  shall  be  deemed to be a valid notice: Provided further that in a case—  (a)   where   a   return   has   been   furnished   during   the   period commencing on the 1st day of October, 1991 and ending on the   30th   day   of   September,   2005,   in   response   to   a   notice served under this section, and  (b) subsequently a notice has been served under clause (ii) of sub­section   (2)   of   section   143   after   the   expiry   of   twelve months   specified   in   the   proviso   to   clause   (ii)   of   sub­section (2) of section 143, but  before the expiry  of the time limit for making   the   assessment,   reassessment   or   recomputation   as specified in sub­section (2) of section 153, every such notice referred   to   in   this   clause   shall   be   deemed   to   be   a   valid notice.  Explanation.—For   the   removal   of   doubts,   it   is   hereby declared   that   nothing   contained   in   the   first   proviso   or   the second   proviso   shall   apply   to   any   return   which   has   been furnished   on   or   after   the   1st   day   of   October,   2005   in response to a notice served under this section.  (2)   The   Assessing   Officer   shall,   before   issuing   any   notice under this section, record his reasons for doing so. Time limit for notice­  149.  (1) No notice  under  section 148 shall be issued for   the relevant assessment year,—  (a)   if   four   years   have   elapsed   from   the   end   of   the relevant   assessment   year,   unless   the   case   falls   under clause (b) or clause (c);  11 (b)   if   four   years,   but   not   more   than   six   years,   have elapsed   from   the   end   of   the   relevant   assessment   year unless   the   income   chargeable   to   tax   which   has escaped assessment amounts to or is likely to amount to one lakh rupees or more for that year;  (c) if four years, but not more than sixteen years, have elapsed   from   the   end   of   the   relevant   assessment   year unless   the   income   in   relation   to   any   asset   (including financial   interest   in   any   entity)   located   outside   India, chargeable to tax, has escaped assessment.  Explanation.—In   determining   income   chargeable   to   tax which has escaped assessment for the purposes of this sub­ section, the provisions of Explanation 2 of section 147 shall apply as they apply for the purposes of that section.  (2) The provisions of sub­section (1) as to the issue of notice shall be subject to the provisions of section 151.  (3) If the person on whom a notice under section 148 is to be served   is   a   person   treated   as   the   agent   of   a   nonresident under   section   163   and   the   assessment,   reassessment   or recomputation to be made in pursuance of the notice is to be made   on   him   as   the   agent   of   such   non­resident,   the   notice shall   not   be   issued   after   the   expiry   of   a   period   of   six   years from the end of the relevant assessment year.  Explanation.—For   the   removal   of   doubts,   it   is   hereby clarified   that   the   provisions   of   sub­sections   (1)   and   (3),   as amended  by   the   Finance  Act,  2012,  shall  also  be  applicable for   any   assessment   year   beginning   on  or   before   the   1st   day of April, 2012. Sanction for issue of notice­  151.   (1)   No   notice   shall   be   issued   under   section   148   by   an Assessing   Officer,   after   the   expiry   of   a   period   of   four   years from   the   end   of   the   relevant   assessment   year,   unless   the Principal   Chief   Commissioner   or   Chief   Commissioner   or Principal Commissioner or Commissioner is satisfied, on the reasons recorded by the Assessing Officer, that it is a fit case for the issue of such notice.  (2) In a case other than a case falling under sub­section (1), no notice shall be issued under section 148 by an Assessing Officer, who is below the rank of Joint Commissioner, unless the Joint Commissioner is satisfied, on the reasons recorded 12 by such Assessing Officer, that it is a fit case for the issue of such notice.  (3)   For   the   purposes   of   sub­section   (1)   and   sub­section   (2), the Principal Chief Commissioner or the Chief Commissioner or   the   Principal   Commissioner   or   the   Commissioner   or   the Joint   Commissioner,   as   the   case   may   be,   being   satisfied   on the   reasons   recorded   by   the   Assessing   Officer   about   fitness of a case for the issue of notice under section 148, need not issue such notice himself.”   3.1 In pursuance to the  power  vested under  section 3 of the Relaxation   Act,   2020,   the   Central   Government   issued following   Notifications   inter­alia   extending   the   time   lines prescribed   under   section   149   for   issuance   of reassessment   notices   under   section   148   of   the   Income Tax Act, 1961: Date   of Notificatio n Original   limitation   for issuance   of   notice under   Section   148   of the Act Extended Limitation 31.03.2020 20.03.2020   to 29.06.2020 30.06.2020 24.06.2020 20.03.2020   to 31.12.2020 31.03.2021 31.03.2021 31.03.2021 30.04.2021 27.04.2021 30.04.2021 30.06.2021 The Explanations to the Notifications dated 31 st  March, 2021   and   27 th   April,   2021   issued   under   section   3   of   the Relaxation   Act,   2020   also   stipulated   that   the   provisions, as   they   existed   prior   to   the   amendment   by   the   Finance 13 Act,   2021,   shall   apply   to   the   reassessment   proceedings initiated thereunder.  3.2 The   Parliament   introduced   reformative   changes   to Sections   147   to   151   of   the   Income   Tax   Act,   1961 governing   reassessment   proceedings   by   way   of   the Finance   Act,   2021,   which   was   passed   on   28 th   March, 2021.     The   substituted   sections   147   to   149   and   section 151   applicable   w.e.f.   01.04.2021,   passed   in   the   Finance Act, 2021, are as under: ­  Income escaping assessment­  “147.   If   any   income   chargeable   to   tax,   in   the   case   of   an assessee,  has  escaped  assessment   for   any   assessment   year, the   Assessing   Officer   may,   subject   to   the   provisions   of sections   148   to   153,   assess   or   reassess   such   income   or recompute   the   loss   or   the   depreciation   allowance   or   any other   allowance   or   deduction   for   such   assessment   year (hereafter in this section and in sections 148 to 153 referred to as the relevant assessment year).  Explanation.—For   the   purposes   of   assessment   or reassessment   or   recomputation   under   this   section,   the Assessing   Officer   may   assess   or   reassess   the   income   in respect   of   any   issue,   which   has   escaped   assessment,   and such issue comes to his notice subsequently in the course of the   proceedings   under   this   section,   irrespective   of   the   fact that   the   provisions   of   section   148A   have   not   been   complied with.”. Issue of notice where income has escaped assessment­ 148.   Before   making   the   assessment,   reassessment   or recomputation   under   section   147,   and   subject   to   the provisions  of  section  148A,  the  Assessing   Officer   shall serve 14 on   the   assessee   a   notice,   along   with   a   copy   of   the   order passed,   if   required,   under   clause   (d)   of   section   148A, requiring   him   to   furnish   within   such   period,   as   may   be specified in such notice, a return of his income or the income of   any   other   person   in   respect   of   which   he   is   assessable under this Act during the previous year corresponding to the relevant assessment year, in the prescribed form and verified in   the   prescribed   manner   and   setting   forth   such   other particulars as may  be prescribed; and the provisions of  this Act   shall,   so   far   as   may   be,   apply   accordingly   as   if   such return were a return required to be furnished under  section 139:  Provided   that   no   notice   under   this   section   shall   be   issued unless there is information with the Assessing Officer which suggests   that   the   income   chargeable   to   tax   has   escaped assessment   in   the   case   of   the   assessee   for   the   relevant assessment   year   and   the   Assessing   Officer   has   obtained prior approval of the specified authority to issue such notice. Explanation 1.—For the purposes of this section and section 148A,   the   information   with   the   Assessing   Officer   which suggests   that   the   income   chargeable   to   tax   has   escaped assessment means,— (i) any information flagged in the case of the assessee for the relevant   assessment   year   in   accordance   with   the   risk management   strategy   formulated   by   the   Board  from   time   to time;  (ii) any final objection raised by the Comptroller and Auditor­ General of India to the effect that the assessment in the case of   the   assessee   for   the   relevant   assessment   year   has   not been made in accordance with the provisions of this Act.  Explanation 2.—For the purposes of this section, where,—  (i)   a   search   is   initiated   under   section   132   or   books   of account,   other   documents   or   any   assets   are   requisitioned under section 132A, on or after the 1st day of April, 2021, in the case of the assessee; or  (ii)   a   survey   is   conducted   under   section   133A,   other   than under  sub­section (2A) or sub­section (5) of that section, on or   after   the   1st   day   of   April,   2021,   in   the   case   of   the assessee; or  15 (iii) the Assessing Officer is satisfied, with the prior approval of   the   Principal   Commissioner   or   Commissioner,   that   any money,   bullion,   jewellery   or   other   valuable   article   or   thing, seized   or   requisitioned   under   section   132   or   under   section 132A   in   case   of   any   other   person   on   or   after   the   1st   day   of April, 2021, belongs to the assessee; or  (iv) the Assessing Officer is satisfied, with the prior approval of Principal Commissioner or Commissioner, that any books of   account   or   documents,   seized   or   requisitioned   under section   132   or   section   132A   in   case   of   any   other   person   on or after the 1st day of April, 2021, pertains or pertain to, or any information contained therein, relate to, the assessee,  the   Assessing   Officer   shall   be   deemed   to   have   information which   suggests   that   the   income   chargeable   to   tax   has escaped assessment in the case of the assessee for the three assessment   years   immediately   preceding   the   assessment year   relevant   to   the   previous   year   in   which   the   search   is initiated or books of account, other documents or any assets are   requisitioned   or survey   is   conducted   in   the   case   of   the assessee or money, bullion, jewellery or other valuable article or   thing   or   books   of   account   or   documents   are   seized   or requisitioned in case of any other person.  Explanation   3.—For   the   purposes   of   this   section,   specified authority means the specified authority referred to in section 151.” Conducting   inquiry,   providing   opportunity   before   issue of notice under section 148 ­ “148A. The Assessing Officer shall, before issuing any notice under section 148,—  (a)  conduct  any  enquiry,  if required, with  the  prior  approval of specified authority, with respect to the information which suggests   that   the   income   chargeable   to   tax   has   escaped assessment;  (b)   provide   an   opportunity   of   being   heard   to   the   assessee, with   the   prior   approval   of   specified   authority,   by   serving upon   him  a   notice   to  show   cause   within  such   time,  as  may be specified in the notice, being not less than seven days and but   not   exceeding   thirty   days   from   the   date   on   which   such notice is issued, or such time, as may be extended by him on the basis of an application in this behalf, as to why a notice under   section   148   should   not   be   issued   on   the   basis   of 16 information   which   suggests   that   income   chargeable   to   tax has   escaped   assessment   in   his   case   for   the   relevant assessment year and results of enquiry conducted, if any, as per clause (a);  (c)   consider   the   reply   of   assessee   furnished,   if   any,   in response to the show­cause notice referred to in clause (b);  (d)   decide,   on   the   basis   of   material   available   on   record including reply of the assessee, whether or not it is a fit case to   issue   a   notice   under   section   148,   by   passing   an   order, with   the   prior   approval   of   specified   authority,   within   one month from the end of the month in which the reply referred to in clause (c) is received by him, or where no such reply is furnished,   within   one   month   from   the   end   of   the   month   in which time or extended time allowed to furnish a reply as per clause (b) expires:  Provided that the provisions of this section shall not apply in a case where,—  (a) a search is initiated under section 132 or books of account,   other   documents   or   any   assets   are requisitioned   under   section   132A   in   the   case   of   the assessee on or after the 1st day of April, 2021; or  (b)   the   Assessing   Officer   is   satisfied,   with   the   prior approval   of   the   Principal   Commissioner   or Commissioner   that   any   money,   bullion,   jewellery   or other   valuable   article   or   thing,   seized   in   a   search under   section   132   or   requisitioned   under   section 132A,   in   the   case   of   any   other   person   on   or   after   the 1st day of April, 2021, belongs to the assessee; or  (c)   the   Assessing   Officer   is   satisfied,   with   the   prior approval   of   the   Principal   Commissioner   or Commissioner   that   any   books   of   account   or documents,   seized   in   a   search   under   section   132   or requisitioned under section 132A, in case of any other person on or after the 1st  day of April, 2021, pertains or   pertain   to,   or   any   information   contained   therein, relate to, the assessee.  Explanation.—For   the   purposes   of   this   section,   specified authority means the specified authority referred to in section 151.” 17 Time limit for notice­  “149. (1) No notice under section 148 shall be issued for the relevant assessment year,—  (a)   if   three   years   have   elapsed   from   the   end   of   the   relevant assessment year, unless the case falls under clause (b);  (b) if three years, but not more than ten years, have elapsed from   the   end   of   the   relevant   assessment   year   unless   the Assessing   Officer   has  in  his  possession   books  of   account   or other   documents   or   evidence   which   reveal   that   the   income chargeable   to   tax,   represented   in   the   form   of   asset,   which has escaped assessment amounts to or is likely to amount to fifty lakh rupees or more for that year:  Provided   that   no   notice   under   section   148   shall   be issued at any time in a case for the relevant assessment year beginning on or before 1st day of April, 2021, if such notice could not have been issued at that time on account of being beyond   the   time   limit   specified   under   the   provisions   of clause   (b)   of   sub­section   (1)   of   this   section,   as   they   stood immediately   before   the   commencement   of   the   Finance   Act, 2021:  Provided further that the provisions of this sub­section shall not apply in a case, where a notice under section 153A, or   section   153C   read   with   section   153A,   is   required   to   be issued in relation to a search initiated under section 132 or books   of   account,   other   documents   or   any   assets requisitioned  under  section 132A, on  or  before the 31st  day of March, 2021:  Provided   also   that   for   the   purposes   of   computing   the period of limitation as per this section, the time or extended time   allowed   to   the   assessee,   as   per   show­cause   notice issued under clause (b) of section 148A or the period during which   the   proceeding   under   section   148A   is   stayed   by   an order or injunction of any court, shall be excluded:  Provided   also   that   where   immediately   after   the exclusion   of   the   period   referred   to   in   the   immediately preceding   proviso,   the   period   of   limitation   available   to   the Assessing   Officer   for   passing   an   order   under   clause   (d)   of section 148A is less than seven days, such remaining period shall be extended to seven days and the period of limitation under   this   sub­section   shall   be   deemed   to   be   extended accordingly.  18 Explanation.—For   the   purposes   of   clause   (b)   of   this subsection,   “asset”   shall   include   immovable   property,   being land   or   building   or   both,   shares   and   securities,   loans   and advances, deposits in bank account. (2) The provisions of sub­section (1) as to the issue of notice shall be subject to the provisions of section 151.’ Sanction for issue of notice­  “151. Specified authority for the purposes of section 148 and section 148A shall be—  (i)   Principal   Commissioner   or   Principal   Director   or Commissioner   or   Director,   if   three   years   or   less   than three   years   have   elapsed   from   the   end   of   the   relevant assessment year;  (ii)   Principal   Chief   Commissioner   or   Principal   Director General   or   where   there   is   no   Principal   Chief Commissioner   or   Principal   Director   General,   Chief Commissioner   or   Director   General,   if   more   than   three years   have   elapsed   from   the   end   of   the   relevant assessment year.”  3.3 In sub­section (1) of section 151A of the Income Tax Act, in the   opening   portion, after the words and figures “issuance of notice under section 148”, the words, figures and letter “or   conducting   of   enquiries   or   issuance   of   show­cause notice   or   passing   of   order   under   section   148A”   are inserted. 4. Despite the substituted sections 147 to 151 of the Income Tax Act, 1961 by the Finance Act, 2021 coming into force 19 on 1 st   April, 2021, according to learned ASG, the Revenue issued   approximately   90,000   reassessment   notices   to   the respective   assessees   under   the   erstwhile   sections   148   to 151 thereof by relying on explanations in the Notifications dated   31 st   March,   2021   and   27 th   April,   2021.   The   said reassessment   notices   were   the   subject   matter   of   writ petitions   before   the   various   High   Courts.   The   respective High Courts have held that all the respective reassessment notices   issued   under   the   erstwhile   sections   148   to   151   of the   Income   Tax   Act,   1961,   are   bad   in   law   as   the reassessment notices issued after 01.04.2021 are governed by   the   substituted  sections   147   to   151  of   the   Income   Tax Act,   1961,   substituted   by   the   Finance   Act,   2021. Consequently, the respective High Courts have set aside all the   reassessment   notices   issued   under   section   148   of   the Income   Tax   Act,   1961   wherever   assailed.   The   common judgment and order passed by the High Court of Allahabad is the subject matter of the present appeals. However, the High   Court   of   Delhi   in   its   common   judgment   and   order dated   15.12.2021   while   quashing   the   respective reassessment   notices   has   also   observed   that   if   the   law 20 permits   the   revenue   to   take   further   steps   in   the   matter they shall be at liberty to do so. 5. We   have   heard   Shri   N.   Venkataraman,   learned   ASG appearing   on   behalf   of   the   Revenue   and   Shri   C.A. Sundaram   and   Shri   S.   Ganesh,   learned   Senior   Advocates and   other   learned   counsel   appearing   on   behalf   of   the respective assessee.  6. It cannot be disputed that by substitution of sections 147 to   151   of   the   Income   Tax   Act   (IT   Act)   by   the   Finance   Act, 2021, radical and reformative changes are made governing the   procedure   for   reassessment   proceedings.   Amended sections 147 to 149 and section 151 of the IT Act prescribe the   procedure   governing   initiation   of   reassessment proceedings.   However,   for   several   reasons,   the   same   gave rise   to   numerous   litigations   and   the   reopening   were challenged   inter   alia,   on   the   grounds   such   as   (1)   no   valid “reason   to   believe”   (2)   no   tangible/reliable material/information in possession of the assessing officer leading   to   formation   of   belief   that   income   has   escaped assessment,   (3)   no   enquiry   being   conducted   by   the 21 assessing   officer   prior   to   the   issuance   of   notice;   and reopening   is   based   on   change   of   opinion   of   the   assessing officer and (4) lastly the mandatory procedure laid down by this Court in the case of  GKN Driveshafts (India) Ltd. Vs. Income   Tax   Officer   and   ors ;   (2003)   1   SCC   72,   has   not been followed.  6.1 Further   pre­Finance   Act,   2021,   the   reopening   was permissible   for   a   maximum   period   up   to   six   years   and   in some   cases   beyond   even   six   years   leading   to   uncertainty for a considerable time. Therefore, Parliament thought it fit to   amend   the   Income   Tax   Act   to   simplify   the   tax administration,   ease   compliances   and   reduce   litigation. Therefore,   with   a   view   to   achieve   the   said   object,   by   the Finance   Act,   2021,   sections   147   to   149   and   section   151 have been substituted.  6.2 Under the substituted provisions of the IT Act vide Finance Act, 2021, no notice under section 148 of the IT Act can be issued   without   following   the   procedure   prescribed   under section   148A   of   the   IT   Act.   Along   with   the   notice   under 22 section   148   of   the   IT   Act,   the   assessing   officer   (AO)   is required   to   serve   the   order   passed   under   section   148A   of the   IT   Act.   section   148A   of   the   IT   Act   is   a   new   provision which   is   in   the   nature   of   a   condition   precedent. Introduction of section 148A of the IT Act can thus be said to be a game changer with an aim to achieve the ultimate object   of   simplifying   the   tax   administration,   ease compliance and reduce litigation.  6.3 But   prior   to   pre­Finance   Act,   2021,   while   reopening   an assessment,   the   procedure   of   giving   the   reasons   for reopening   and   an   opportunity   to   the   assessee   and   the decision   of   the   objectives   were   required   to   be   followed   as per   the   judgment   of   this   Court   in   the   case   of   GKN Driveshafts (India) Ltd.  (supra).  6.4 However,   by   way   of   section   148A,   the   procedure   has   now been   streamlined   and   simplified.   It   provides   that   before issuing any notice under section 148, the assessing officer shall   (i)   conduct   any   enquiry,   if   required ,   with   the approval   of   specified   authority,   with   respect   to   the 23 information which suggests that the income chargeable to tax has escaped assessment; (ii) provide an opportunity of being   heard   to   the   assessee,   with   the   prior   approval   of specified   authority;   (iii)   consider   the   reply   of   the   assessee furnished,   if   any,   in   response   to   the   show­cause   notice referred   to   in   clause   (b);   and   (iv)   decide,   on   the   basis   of material   available   on   record   including   reply   of   the assessee,   as   to   whether   or   not   it   is   a   fit   case   to   issue   a notice   under   section   148   of   the   IT   Act   and   (v)   the   AO   is required to pass a specific order within the time stipulated. 6.5 Therefore,   all  safeguards  are  provided   before  notice  under section 148 of the IT Act is issued. At every stage, the prior approval   of   the   specified   authority   is   required,   even   for conducting   the   enquiry   as   per   section   148A(a).   Only   in   a case   where,   the   assessing   officer   is   of   the   opinion   that before   any   notice   is   issued   under   section   148A(b)   and   an opportunity   is   to   be   given   to   the   assessee,   there   is   a requirement   of   conducting   any   enquiry,   the   assessing officer   may   do   so   and   conduct   any   enquiry.   Thus   if   the assessing   officer   is   of   the   opinion   that   any   enquiry   is required, the assessing officer can do so, however, with the 24 prior   approval   of   the   specified   authority,   with   respect   to the information which suggests that the income chargeable to tax has escaped assessment.  6.6 Substituted section 149 is the provision governing the time limit for issuance of notice under section 148 of the IT Act. The substituted section 149 of the IT Act has reduced the permissible   time   limit   for   issuance   of   such   a   notice   to three years and only in exceptional cases ten years. It also provides   further   additional   safeguards   which   were   absent under the earlier regime pre­Finance Act, 2021.  7. Thus,   the   new   provisions   substituted   by   the   Finance   Act, 2021   being   remedial   and   benevolent   in   nature   and substituted   with   a   specific   aim   and   object   to   protect   the rights and interest of the assessee as well as and the same being   in   public   interest,   the   respective   High   Courts   have rightly   held   that   the   benefit   of   new   provisions   shall   be made available even in  respect of the  proceedings relating to past assessment years, provided section 148 notice has been issued on or after 1 st   April, 2021. We are in complete 25 agreement with the view taken by the various High Courts in holding so.  8. However,   at   the   same   time,   the   judgments   of   the   several High  Courts  would  result  in no reassessment  proceedings at all, even if the same are permissible under the Finance Act,   2021   and   as   per   substituted   sections   147   to   151   of the   IT   Act.     The   Revenue   cannot   be   made   remediless   and the   object   and   purpose   of   reassessment   proceedings cannot   be   frustrated.     It   is   true   that   due   to   a   bonafide mistake   and   in   view   of   subsequent   extension   of   time   vide various   notifications,   the   Revenue   issued   the   impugned notices   under   section   148   after   the   amendment   was enforced   w.e.f.   01.04.2021,   under   the   unamended   section 148.   In our view the same ought not to have been issued under  the unamended Act and  ought to  have  been issued under the substituted provisions of sections 147 to 151 of the IT Act as per the Finance Act, 2021.  There appears to be   genuine   non­application   of   the   amendments   as   the officers   of   the   Revenue   may   have   been   under   a   bonafide belief   that   the   amendments   may   not   yet   have   been 26 enforced.     Therefore,   we   are   of   the   opinion   that   some leeway   must   be   shown   in   that   regard   which   the   High Courts could have done so.  Therefore, instead of quashing and   setting   aside   the   reassessment   notices   issued   under the unamended provision of IT Act, the High Courts ought to   have   passed   an   order   construing   the   notices   issued under unamended Act/unamended provision of the IT Act as   those   deemed   to   have   been  issued   under  section   148A of the IT Act as per the new provision section 148A and the Revenue   ought   to   have   been   permitted   to   proceed   further with   the   reassessment   proceedings   as  per  the   substituted provisions   of   sections   147   to   151   of   the   IT   Act   as   per   the Finance   Act,   2021,   subject   to   compliance   of   all   the procedural   requirements   and   the   defences,   which   may   be available to the assessee under  the substituted provisions of   sections   147   to   151   of   the   IT   Act   and   which   may   be available   under   the   Finance   Act,   2021   and   in   law. Therefore, we propose to modify the judgments and orders passed by the respective High Courts as under: ­  27 (i) The respective impugned section 148 notices issued to the respective assessees shall be deemed to have been   issued   under   section   148A   of   the   IT   Act   as substituted by the Finance Act, 2021 and treated to be   show­cause   notices   in   terms   of   section   148A(b). The   respective   assessing   officers   shall   within   thirty days   from   today   provide   to   the   assessees   the information   and   material   relied   upon   by   the Revenue   so   that   the   assessees   can   reply   to   the notices within two weeks thereafter; (ii) The requirement of conducting any enquiry with the prior   approval   of   the   specified   authority   under section   148A(a)   be   dispensed   with   as   a   one­time measure   vis­à­vis   those   notices   which   have   been issued   under   Section   148   of   the   unamended   Act from   01.04.2021   till   date,   including   those   which have been quashed by the High Courts; (iii) The assessing officers shall thereafter pass an order in   terms   of   section   148A(d)   after   following   the   due 28 procedure   as   required   under   section   148A(b)   in respect of each of the concerned assessees;  (iv) All   the   defences   which   may   be   available   to   the assessee   under   section   149   and/or   which   may   be available   under   the   Finance   Act,   2021   and   in   law and   whatever   rights   are   available   to   the   Assessing Officer   under   the   Finance   Act,   2021   are   kept   open and/or shall continue to be available and; (v) The present order shall substitute/modify respective judgments and orders passed by the respective High Courts   quashing   the   similar   notices   issued   under unamended section 148 of the IT Act irrespective of whether they have been assailed before this Court or not.  9. There   is   a   broad   consensus   on   the   aforesaid   aspects amongst   the   learned   ASG   appearing   on   behalf   of   the Revenue   and   the   learned   Senior   Advocates/learned counsel   appearing   on   behalf   of   the   respective   assessees. 29 We   are   also   of   the   opinion   that   if   the   aforesaid   order   is passed,   it   will   strike   a   balance   between   the   rights   of   the Revenue as well as the respective assesses as because of a bonafide   belief   of   the   officers   of   the   Revenue   in   issuing approximately   90000   such   notices,   the   Revenue   may   not suffer as ultimately it is the public exchequer which would suffer.  Therefore, we have proposed to pass the present   order with   a   view   avoiding   filing   of   further   appeals   before   this Court   and   burden   this   Court   with   approximately   9000 appeals   against   the   similar   judgments   and   orders   passed by   the   various   High   Courts,   the   particulars   of   some   of which are referred  to  hereinabove. We have also  proposed to pass the aforesaid order in exercise of our powers under Article 142 of the Constitution of India by holding that the present   order   shall   govern,   not   only   the   impugned judgments   and   orders   passed   by   the   High   Court   of Judicature at Allahabad, but shall also be made applicable in   respect   of   the   similar   judgments   and   orders   passed   by 30 various   High   Courts   across   the   country   and   therefore   the present order shall be applicable to  PAN INDIA .       10. In view of the above and for the reasons stated above, the present   Appeals   are   ALLOWED   IN   PART.   The   impugned common   judgments   and   orders   passed   by   the   High   Court of   Judicature   at   Allahabad   in   W.T.   No.   524/2021   and other   allied   tax   appeals/petitions,   is/are   hereby   modified and substituted as under: ­  (i) The   impugned   section   148   notices   issued   to   the respective   assessees   which   were   issued   under unamended section 148 of the IT Act, which were the subject   matter   of   writ   petitions   before   the   various respective High Courts shall be deemed to have been issued   under   section   148A   of   the   IT   Act   as substituted   by   the   Finance   Act,   2021   and   construed or   treated   to   be   show­cause   notices   in   terms   of section   148A(b).   The   assessing   officer   shall,   within thirty   days   from   today   provide   to   the   respective assessees   information   and   material   relied   upon   by 31 the   Revenue,   so   that   the   assesees   can   reply   to   the show­cause notices within two weeks thereafter; (ii) The   requirement   of   conducting   any   enquiry,   if required,   with   the   prior   approval   of   specified authority   under   section   148A(a)   is   hereby   dispensed with   as   a   one­time   measure   vis­à­vis   those   notices which   have   been   issued   under   section   148   of   the unamended   Act   from   01.04.2021   till   date,   including those which have been quashed by the High Courts. Even   otherwise   as   observed   hereinabove   holding any   enquiry   with   the   prior   approval   of   specified authority is not mandatory but it is for the concerned Assessing Officers to hold any enquiry, if required; (iii) The   assessing  officers  shall   thereafter   pass  orders   in terms   of   section   148A(d)   in   respect   of   each   of   the concerned   assessees;   Thereafter   after   following   the procedure as required under section 148A may issue notice under section 148 (as substituted); 32 (iv) All   defences   which   may   be   available   to   the   assesses including  those available under section 149 of the IT Act   and   all   rights   and   contentions   which   may   be available   to   the   concerned   assessees   and   Revenue under   the   Finance   Act,   2021   and   in   law   shall continue to be available. 11. The   present   order   shall   be   applicable   PAN   INDIA   and   all judgments   and  orders  passed  by  different  High  Courts  on the   issue   and   under   which   similar   notices   which   were issued   after   01.04.2021   issued   under   section   148   of   the Act   are   set   aside   and   shall   be   governed   by   the   present order and shall stand modified to the aforesaid extent. The present order is passed in exercise of powers under Article 142 of the Constitution of India so as to avoid any further appeals   by   the   Revenue   on   the   very   issue   by   challenging similar   judgments   and   orders,   with   a   view   not   to   burden this   Court   with   approximately   9000   appeals.     We   also observe   that   present   order   shall   also   govern   the   pending writ   petitions,   pending   before   various   High   Courts   in 33 which similar notices under Section 148 of the Act issued after 01.04.2021 are under challenge. 12. The   impugned   common   judgments   and   orders   passed   by the   High   Court   of   Allahabad   and   the   similar   judgments and   orders   passed   by   various   High   Courts,   more particularly,   the   respective   judgments   and   orders   passed by   the   various   High   Courts   particulars   of   which   are mentioned   hereinabove,   shall   stand   modified/substituted to the aforesaid extent only.  All these appeals are accordingly  partly  allowed to the aforesaid extent.  In   the   facts   of   the   case,   there   shall   be   no   order   as   to costs.      …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  May 4, 2022. 34