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 41, Cited by 0]

Karnataka High Court

Sri J Ramesh Chand vs Union Of India on 13 October, 2025

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                                 -1-
                                                             NC: 2025:KHC:40313
                                                           WP No. 9890 of 2023


                    HC-KAR



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 13TH DAY OF OCTOBER, 2025

                                              BEFORE
                                                                                  R
                           THE HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR
                               WRIT PETITION NO. 9890 OF 2023 (T-RES)

                   BETWEEN:

                   SRI J RAMESH CHAND
                   S/O LATE JAWAHARLAL
                   AGED ABOUT 67 YEARS,
                   PROPRIETOR M/S MILLION LIGHTS
                   HAVING RESIDENT AT NO.221/24
                   34TH CROSS, 6TH MAIN, 4TH BLOCK,
                   JAYANAGAR
                   BENGALURU-560 001
                   ALSO HAVING ITS PLACE OF BUSINESS
                   AT NO.32/1, 2ND AND 4TH FLOOR
                   SIDDAIAH ROAD, WILSON GARDEN
                   BENGALURU - 560 027.
                                                                    ...PETITIONER

                   (BY SRI.BHARAT RAICHANDANI, ADV. FOR SRI. RAGHUL PIRANESH,
                   SRI. CHANDRA KIRAN, SRI. VISHWARANJAN, ADVOCATES)

Digitally signed   AND:
by CHANDANA
BM
Location: High     1.     UNION OF INDIA
Court of                  THROUGH ITS SECRETARY,
Karnataka                 CENTRAL BOARD OF INDIRECT TAXES AND CUSTOMS
                          MINISTRY OF FINANCE
                          NORTH BLOCK, CABINET SECRETARIAT
                          RAISINA HILLS
                          NEW DELHI-110 001.

                   2.     COMMISSIONER SOUTH GST
                          CUSTOMS AND CENTRAL EXCISE
                          DEPARTMENT HAVING OFFICE AT
                          XHJ2 PR8 QUEENS RD
                          SAMPANGI RAMA NAGAR
                          BENGALURU - 560 001.
                                   -2-
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


 HC-KAR



3.   INSPECTOR OF CENTRAL TAX
     GST WEST COMMISSIONERATE HAVING
     ITS OFFICE AT BMTC BUS STAND,
     1ST FLOOR, TTMC KANAKAPURA ROAD
     BENGALURU-560 070.

4.   INTELLIGENCE OFFICER
     DGGI BZU BENGLAURU
     HAVING OFFICE AT SP ENCLAVE NO.112,
     KENGALAHANUMANTHIAHA NARJUNA ENCLAVE
     RAJARAM MOHAN ROY EXTENSION
     SUDHAMANAGR, BENGALURU-560 027.
                                                          ...RESPONDENTS

(BY SMT. ANUPARNA BORDOLOI.,ADVOCATE FOR R-1
    SRI. JEEVAN NEERALAGI, ADVOCATE FOR R-2 & R-3
    SRI. M.N. KUMAR, ADVOCATE FOR R-4)

      THIS W.P IS FILED UNDER ARTICLE 226 OF THE CONSTITUITON
OF INDIA PRAYING TOQUASH THE PAYMENT OF RS.10,00,00,000/-
(RUPEES TEN CRORES TOTALLY) ALLEGEDLY VOLUNTARILY MADE BY
THE PETITIONER TOWARDS THE GOODS AND SERVICE TAX IN THE
FOLLOWING MANNER (ANNEXURE - A, A1, A2 AND A3) DT. 24.03.2023
ACT - AMOUNT - DEBIT ENTRY NO. - DEBIT ENTRY DATE.CGST -
70,00,000   -   DC2903230298599   -     24.03.2023.CGST    -   70,00,000   -
DC2903230298599 - 24.03.2023CGST - 60,00,000 - DC2903230298599 -
24.03.2023CGST - 1,20,00,000 - DC2903230298668 - 24.03.2023CGST -
1,40,00,000 - DC2903230298668 - 24.03.2023CGST - 1,40,00,000 -
DC2903230298668 - 24.03.2023CGST - 60,00,000 - DC2903230298712 -
24.03.2023CGST - 70,00,000 - DC2903230298712 - 24.03.2023CGST -
70,00,000   -   DC2903230298712   -     24.03.2023CGST     -   60,00,000   -
DC2903230298768 - 24.03.2023CGST - 70,00,000 - DC2903230298768 -
24.03.2023CGST - 70,00,000 - DC2903230298768 - 24.03.2023BEARING NO.
ARN- AD2903230275560ARN - AD290323027539WARN - AD2903230275057.

      THIS PETITION IS BEING HEARD AND RESERVED ON 16.07.2025
COMING ON FOR PRONOUNCEMENT OF ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:-
                                             -3-
                                                                  NC: 2025:KHC:40313
                                                                WP No. 9890 of 2023


HC-KAR




CORAM: HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR

                                   CAV ORDER
     In this petition, petitioner seeks for the following reliefs:-

                a)   Issue a writ, order or direction in the nature of
     certiorari or any other appropriate writ in quashing the payment of
     Rs.10,00,00,000/- (Rupees Ten Crores totally) allegedly voluntarily
     made by the Petitioner towards the Goods and Service Tax in the
     following manner: (Annexure-A,A1,A2 and A3), Bearing No. ARN:
     AD2903230275560,                                        ARN:AD290323027539W,
     ARN:AD2903230275057,             ARN:           AD2903230275718,                DATE:
     24.03.2023.

         Act         Amount                Debit entry NO.              Debit
                                                                    Entry Date

         CGST        70,00,000             DC2903230298599              24.03.2023

         CGST        70,00,000             DC2903230298599              24.03.2023

         CGST        60,00,000             DC2903230298599              24.03.2023

         CGST        1,20,00,000           DC2903230298668              24.03.2023

         CGST        1,40,00,000           DC2903230298668              24.03.2023

         CGST        1,40,00,000           DC2903230298668              24.03.2023

         CGST        60,00,000             DC2903230298712              24.03.2023

         CGST        70,00,000             DC2903230298712              24.03.2023

         CGST        70,00,000             DC2903230298712              24.03.2023

         CGST        60,00,000             DC2903230298768              24.03.2023

         CGST        70,00,000             DC2903230298768              24.03.2023

         CGST        70,00,000             DC2903230298768              24.03.2023




                b)   Issue a writ, order or direction in the nature of
     mandamus        or    any     other      appropriate        writ     directing    the
     Respondents herein to refund a sum of Rs.10,00,00,000/-
     obtained from the petitioner on 24.03.2023 on the pretext of
                                      -4-
                                                      NC: 2025:KHC:40313
                                                   WP No. 9890 of 2023


HC-KAR



      voluntary contribution towards various heads of Goods and
      Service Tax (Annexure-A,A1, A2 &A3)

      c)     Grant such other relief that this Hon'ble Court may deem fit
      in the facts and circumstances of the present matter."



      2. Briefly stated the facts giving rise to the present petition

are as under:-


      The petitioner is doing business of trading in electronic

equipment and footwear etc., and obtained a GST registration from

the respondents and was filing GST returns and making payment

from 01.07.2017 onwards.          On 23.03.2023, the 3rd respondent

undertook a raid at the residence of the petitioner and seized

certain movable articles including laptop etc. which was handed

over back to the petitioner on 28.03.2023. Meanwhile, on

24.03.2023, respondents 3 and 4 conducted search, inspection and

seizure operations at the business premises of the petitioner and

are alleged to have obtained transfer of Rs.10 crores from the

petitioner by coercion and under the threat of arrest vide Form BRC

03. In pursuance of the same, the petitioner approached this Court

on 03.05.2023 till which date, the respondents had not issued any

notice to the petitioner under Section 73 or 74 of the CGST Act.
                                   -5-
                                                  NC: 2025:KHC:40313
                                               WP No. 9890 of 2023


 HC-KAR




During the pendency of the petition, some of the respondents have

issued notice / intimation in GST DRC -01A followed by a show

cause notice in GST DRC - 01 to the petitioner. It is the specific

contention of the petitioner that he did not voluntarily make the

aforesaid payment of Rs.10 crores to the respondents and that the

same was received / obtained / collected by them under coercion

and threat and as such, the said obtainment / collection of Rs.10

crores from the petitioner on 24.03.2023 was illegal and that the

respondents are to be directed to refund the entire sum together

with interest back to the petitioner, who is before this Court by way

of the present petition.


      3. As stated supra, when the present petition was preferred

on 03.05.2023, the respondents had not issued any notice to the

petitioner. It is also relevant to state that upon collecting / obtaining

the aforesaid payment from the petitioner vide Form GST DRC -

03, the respondents did not issue any acknowledgment in the

prescribed form GST DRC - 04 so as to appropriate the payment

towards GST allegedly payable by the petitioner.            In fact, the

respondents have not issued the said acknowledgment in Form

GST DRC - 04 even till today.
                                  -6-
                                                NC: 2025:KHC:40313
                                             WP No. 9890 of 2023


 HC-KAR




      4.   On 21.06.2023, the 4th respondent filed statement of

objections disputing and denying the claim of the petitioner and

interalia contending that the payment of Rs.10 crores by the

petitioner was on purely voluntary basis and based on their self-

ascertainment of tax and as such, the said payment was legal and

proper and the petition was liable to be dismissed.

      5.      The petitioner filed rejoinder to the statement of

objections on 13.07.2023 to the statement of objections filed by the

4th respondent, who thereafter filed additional statement of

objections on 11.09.2024.      The petitioner has filed additional

rejoinder to the additional statement of objections filed by the 4th

respondent.

      6.   Heard learned counsel for the petitioner and learned

counsel for the respondents-Revenue and perused the material on

record.

      7. In addition to reiterating the various contentions urged in

the memorandum of petition and referring to the material on record,

learned counsel for the petitioner submits that the petitioner did not

voluntarily make payment by way of self ascertainment but the

same was obtained / received / collected by the respondents under
                                 -7-
                                                 NC: 2025:KHC:40313
                                            WP No. 9890 of 2023


 HC-KAR




coercion and threat which is impermissible in law, which is contrary

to Instruction No.1 / 2022-23 dated 25.05.2022 issued by the

respondents and in the light of various judgments of the Apex

Court, this Court and other High Courts, the respondents are to be

directed to refund the entire sum of Rs.10 crores together with

interest back to the petitioner. In support of his submissions,

learned counsel for the petitioner placed reliance upon the

following judgments:-

             (i) Mahavir Singh vs. Assistant Commissioner;
      (2024) 163 taxmann.com 543 (Del);
            (ii) Lovelesh Singhal vs. Commr., Delhi GST;
      (2023) 157 taxmann.com 611 (Del);

            (iii) Parsvnath Traders vs. Pr. Commr., CGST;
      (2023) 153 taxmann.com 361 (P&H);

            (iv) Samyak Metals Pvt. Ltd. vs. UOI; (2023) 151
      taxmann.com 225 (P&H);

            (v) Modern Insecticides Ltd. and Anr. vs. Commr.
      CGST and Anr.; (2023) 153 taxmann.com 548 (P&H);

            (vi) Shree Ganesh Molasses Trading Co. vs.
      Supdt., Office of the Commr.; (2023) 148 taxmann.com
      36 (Guj.);

            (vii) Union of India vs. Bundl Technologies Pvt.
      Ltd.; (2022) 136 taxmann.com 112 (Kar.);
                                     -8-
                                                   NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


 HC-KAR



              (viii) Bundl Technologies Pvt. Ltd. vs. UOI; W.P.
      No. 4467/2021 dated 14.09.2021;

              (ix) Vallabh Textiles vs. SIO & Ors.; (2022) 145
      taxmann.com 596 (Delhi);

              (x) Bhumi Associates vs. UOI.; (2021) 124
      taxmann.com 429 (Guj.).


      8. Per contra, learned counsel for the respondents-Revenue

submits that there is no merit in the petition and that the same is

liable to be dismissed.

      9.      I have given my anxious consideration to the rival

submissions and perused the material on record.

      10. Before adverting to the facts of the instant case, it is

significant to note that the practice of the respondents in receiving /

collecting / obtaining forced / involuntary payments from the tax

payer / assessee during the course of search / inspection / seizure

/ adjudication proceedings has been deprecated by the Apex Court

and High Courts on several occasions. In Dabur India Ltd. v. State

of U.P., - (1990) 4 SCC 113, the Apex court held as under:-


              "31. Before we part with this case, two aspects have
           to be adverted to -- one was regarding the allegation of
           the petitioner that in order to compel the petitioners to
                                     -9-
                                                    NC: 2025:KHC:40313
                                                  WP No. 9890 of 2023


HC-KAR



         pay the duties which the petitioners contended that they
         were not liable to pay, the licence was not being
         renewed for a period and the petitioners were
         constantly kept under threat of closing down their
         business in order to coerce them to make the payment.
         This is unfortunate. We would not like to hear from a
         litigant in this country that the government is coercing
         citizens of this country to make payment of duties which
         the   litigant   is   contending   not   to   be    leviable.
         Government, of course, is entitled to enforce payment
         and for that purpose to take all legal steps but the
         government, Central or State, cannot be permitted to
         play dirty games with the citizens of this country to
         coerce them in making payments which the citizens
         were not legally obliged to make. If any money is due to
         the government, the government should take steps but
         not take extra-legal steps or manoeuvre. Therefore, we
         direct that the right of renewal of the petitioner of licence
         must be judged and attended to in accordance with law
         and the occasion not utilised to coerce the petitioners to
         a course of action not warranted by law and procedure.
         Secondly, in a situation of this nature, we are of the
         opinion that the government should consider feasibility
         of setting up of a machinery under a Council to be
         formed under Article 263 of the Constitution to
         adjudicate and adjust the dues of the respective
         governments. In these peculiar facts, it appears that the
         dispute is under two different Central legislations and
         under one the State authorities will realise and impose
                                    - 10 -
                                                   NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR



          the taxes on finding on certain bases and under the
          other the same transaction may be open to imposition
          by Central Government authorities on a particular view
          of the matter. In such a situation, how and wherein the
          refund should be made of any duty paid in respect of
          part of a transaction to one of the authorities, the State
          or the Centre, to be adjusted should be the subject
          matter of a settlement by the Council to be set up under
          Article 263 of the Constitution. This is a matter on which
          we draw the attention of the concerned authorities for
          examination because Section 3 of the 1955 Act and
          Section 3 of the 1944 Act may overlap similar
          transaction in certain cases."


      11. It is profitable to extract the provisions of Section 74(5) of

the CGST Act, 2017 and Rule 142(2) of the CGST Rules, 2017, as

under:-

             74. Determination of tax [pertaining to the period
      up to Financial Year 2023-24,] not paid or short paid or
      erroneously refunded or input tax credit wrongly
      availed or utilised by reason of fraud or any wilful-
      misstatement or suppression of facts.
             (1) xxxxxxxx
             (2) xxxxxxxx
             (3) xxxxxxxx
             (4)xxxxxxxx
             (5) The person chargeable with tax may, before
      service of notice under sub-section (1), pay the amount of
                                   - 11 -
                                                   NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



      tax along with interest payable under section 50 and a
      penalty equivalent to fifteen per cent. of such tax on the
      basis of his own ascertainment of such tax or the tax as
      ascertained by the proper officer and inform the proper
      officer in writing of such payment.

     Rule 142(2) of the CGST Rules, 2017:-

            Notice and order for demand of amounts payable
      under the Act.-
            142. (1) xxxxxxx

            (2) Where, before the service of notice or statement,
      the person chargeable with tax makes payment of the tax
      and interest in accordance with the provisions of sub-
      section (5) of section 73 [of clause (i) of sub-section (8) of
      section 74A, as the case may be, or tax, interest and
      penalty in accordance with the provisions of sub-section (5)
      of section 74 or clause(i) of sub-section (9) of section 74A],
      or where any person makes payment of tax, interest and
      penalty or any other amount due in accordance with the
      provisions of the Act [whether on his own ascertainment or,
      as communicated by the proper officer under sub-rule(1A),]
      [he shall inform the proper officer of such payment in
      FORM GST DRC-03 and an acknowledgment, in FORM
      GST DRC-04 shall be made available to the person
      through the common portal electronically].

     12. In its recent judgment in Radhika Agarwal v. Union of

India -(2025) 6 SCC 545, the Apex Court held as under:-
                                    - 12 -
                                                      NC: 2025:KHC:40313
                                                   WP No. 9890 of 2023


HC-KAR



            "63. The Central Board of Indirect Taxes and
         Customs (GST-Investigation Wing), has accepted the
         said position vide Circular dated 17-8-2022, the relevant
         portion of which reads as under:
                        "F. No. GST/INV/Instructions/2021-22
                                GST-Investigation Unit
                                                           17-8-2022
                 Instruction No. 02/2022-23 [GST -- Investigation]
                Subject: Guidelines for arrest and bail in relation
            to offence punishable under the CGST Act, 2017 --
            reg.
                Hon'ble Supreme Court of India in its judgment
            dated        16-8-2021       in Siddharth v. State     of
            U.P. [Siddharth v. State of U.P., (2022) 1 SCC 676 :
            (2022) 1 SCC (Cri) 423] , has observed as follows:
            (SCC p. 682, para 10)
                '10. We may note that personal liberty is an
            important aspect of our constitutional mandate. The
            occasion to arrest an accused during investigation
            arises when custodial investigation becomes
            necessary or it is a heinous crime or where there is a
            possibility of influencing the witnesses or accused
            may abscond. Merely because an arrest can be
            made because it is lawful does not mandate that
            arrest must be made. A distinction must be made
            between the existence of the power to arrest and the
            justification for exercise of it [Joginder Kumar v. State
            of U.P., (1994) 4 SCC 260 : 1994 SCC (Cri) 1172] . If
            arrest is made routine, it can cause incalculable harm
            to the reputation and self-esteem of a person. If the
            investigating officer has no reason to believe that the
            accused will abscond or disobey summons and has,
            in fact, throughout cooperated with the investigation
            we fail to appreciate why there should be a
            compulsion on the officer to arrest the accused.'
                                           ***
                3. Conditions precedent to arrest:
                3.1. Sub-section (1) of Section 132 of the CGST
            Act, 2017 deals with the punishment for offences
            specified therein. Sub-section (1) of Section 69 gives
            the power to the Commissioner to arrest a person
            where he has reason to believe that the alleged
            offender has committed any offence specified in
                                 - 13 -
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         clause (a) or clause (b) or clause (c) or clause (d) of
         sub-section (1) of Section 132 which is punishable
         under clause (i) or clause (ii) of sub-section (1), or
         sub-section (2) of the Section 132 of the CGST Act,
         2017. Therefore, before placing a person under
         arrest, the legal requirements must be fulfilled. The
         reasons to believe to arrive at a decision to place an
         alleged offender under arrest must be unambiguous
         and amply clear. The reasons to believe must be
         based on credible material.
              3.2. Since arrest impinges on the personal liberty
         of an individual, the power to arrest must be
         exercised carefully. The arrest should not be made in
         routine and mechanical manner. Even if all the legal
         conditions precedent to arrest mentioned in Section
         132 of the CGST Act, 2017 are fulfilled, that will not,
         ipso facto, mean that an arrest must be made. Once
         the legal ingredients of the offence are made out, the
         Commissioner or the competent authority must then
         determine if the answer to any or some of the
         following questions is in the affirmative:
              3.2.1. Whether the person was concerned in the
         non-bailable offence or credible information has been
         received, or a reasonable suspicion exists, of his
         having been so concerned?
              3.2.2. Whether arrest is necessary to ensure
         proper investigation of the offence?
              3.2.3. Whether the person, if not restricted, is
         likely to tamper the course of further investigation or
         is likely to tamper with evidence or intimidate or
         influence witnesses?
              3.2.4. Whether person is mastermind or key
         operator effecting proxy/benami transaction in the
         name of dummy GSTIN or non-existent persons, etc.
         for passing fraudulent input tax credit, etc.?
              3.2.5. As unless such person is arrested, his
         presence before investigating officer cannot be
         ensured.
              3.3. Approval to arrest should be granted only
         where the intent to evade tax or commit acts leading
         to availment or utilisation of wrongful Input Tax Credit
         or fraudulent refund of tax or failure to pay amount
         collected as tax as specified in sub-section (1) of
         Section 132 of the CGST Act, 2017, is evident and
         element of mens rea/guilty mind is palpable.
                                   - 14 -
                                                    NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR



                3.4. Thus, the relevant factors before deciding to
            arrest a person, apart from fulfilment of the legal
            requirements, must be that the need to ensure proper
            investigation and prevent the possibility of tampering
            with evidence or intimidating or influencing witnesses
            exists.
                3.5. Arrest should, however, not be resorted to in
            cases of technical nature i.e. where the demand of
            tax is based on a difference of opinion regarding
            interpretation of law. The prevalent practice of
            assessment could also be one of the determining
            factors while ascribing intention to evade tax to the
            alleged offender. Other factors influencing the
            decision to arrest could be if the alleged offender is
            cooperating in the investigation viz. compliance to
            summons, furnishing of documents called for, not
            giving evasive replies, voluntary payment of tax, etc.
                                        ***"
            64. The circular also refers to the procedure of arrest
         and that the Principal Commissioner/Commissioner has
         to record on the file, after considering the nature of the
         offence, the role of the person involved, the evidence
         available and that he has reason to believe that the
         person has committed an offence as mentioned in
         Section 132 of the CGST Act. The provisions of the
         Code, read with Section 69(3) of the CGST Act, relating
         to arrest and procedure thereof, must be adhered to.
         Compliance must also be made with the directions
         in D.K. Basu [D.K. Basu v. State of W.B., (1997) 1 SCC
         416 : 1997 SCC (Cri) 92] .
            64.1. The format of arrest, as prescribed by the
         Central Board of Indirect Taxes and Customs in Circular
         No. 128/47/2019-GST dated 23-12-2019, has also been
         referred to in this Instruction. Therefore, the arrest
         memo should indicate the relevant section(s) of the
         GST Act and other laws.
                                  - 15 -
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



            64.2. In addition, the grounds of arrest must be
         explained to the arrested person and noted in the arrest
         memo. This instruction regarding the grounds of arrest
         came to be amended by the Central Board of Indirect
         Taxes and Customs (GST-Investigation Wing) vide
         Instruction   No.   01/2025-GST       dated    13-1-2025
         (GST/INV/Instructions/21-22). The Circular dated 13-1-
         2025 now mandates that the grounds of arrest must be
         explained to the arrested person and also be furnished
         to him in writing as an Annexure to the arrest memo.
         The acknowledgment of the same should be taken from
         the arrested person at the time of service of the arrest
         memo.
            64.3. Instruction No. 02/2022-23 GST (Investigation)
         dated 17-8-2022 further lays down that a person
         nominated or authorised by the arrested person should
         be informed immediately, and this fact must be
         recorded in the arrest memo. The date and time of the
         arrest should also be mentioned in the arrest memo.
         Lastly, a copy of the arrest memo should be given to the
         person arrested under proper acknowledgment.
            64.4. The circular also makes other directions
         concerning medical examination, the duty to take
         reasonable care of the health and safety of the arrested
         person, and the procedure of arresting a woman, etc. It
         also lays down the post-arrest formalities which have to
         be complied with. It further states that efforts should be
         made to file a prosecution complaint under Section 132
         of the CGST Act at the earliest and preferably within 60
                                    - 16 -
                                                      NC: 2025:KHC:40313
                                                   WP No. 9890 of 2023


HC-KAR



         days of arrest, where no bail is granted. Even
         otherwise, the complaint should be filed within a definite
         time-frame. A report of arrests made must be
         maintained and submitted as provided in Para 6.1 of the
         Instruction.
            64.5. The       aforesaid       directions       in        the
         circular/instruction should be read along with the
         specific directions outlined in the earlier judgments of
         this Court and the present judgment.
            65. One of the assertions and allegations made on
         behalf of the petitioners is that the parties are compelled
         and coerced to admit and make payment of tax in view
         of the threat of arrest. This is in spite of the fact that
         there is no assessment or adjudication as to the alleged
         demand.
            66. In this regard, we may refer to Circular F. No.
         GST/INV/Instructions/2022-2023            (Instruction    No.
         01/2022-23) dated 25-5-2022 issued by the Central
         Board of Indirect Taxes and Customs referring to the
         taxpayers depositing partial or full GST liability during
         the course of search, inspection or investigation. The
         relevant extracts of the circular read:
                        "F. No. GST/INV/Instructions/2022-23
                                GST-Investigation Unit
                                                          25-5-2022
                Instruction No. 01/2022-23 [GST -- Investigation]
                Subject: Deposit of tax during the course of
            search, inspection or investigation -- reg.
                                         ***
                3. It is further observed that recovery of taxes not
            paid or short-paid, can be made under the provisions
            of Section 79 of the CGST Act, 2017 only after
                                     - 17 -
                                                       NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


HC-KAR



            following due legal process of issuance of notice and
            subsequent confirmation of demand by issuance of
            adjudication order. No recovery can be made unless
            the amount becomes payable in pursuance of an
            order passed by the adjudicating authority or
            otherwise becomes payable under the provisions of
            the CGST Act and Rules made therein. Therefore,
            there may not arise any situation where "recovery" of
            the tax dues has to be made by the tax officer from
            the taxpayer during the course of search, inspection
            or investigation, on account of any issue detected
            during such proceedings. However, the law does not
            bar the taxpayer from voluntarily making payment of
            any tax liability ascertained by him or the tax officer in
            respect of such issues, either during the course of
            such proceedings or subsequently.
                 4. Therefore, it is clarified that there may not be
            any circumstance necessitating "recovery" of tax dues
            during the course of search or inspection or
            investigation proceedings. However, there is also no
            bar on the taxpayers for voluntarily making the
            payments on the basis of ascertainment of their
            liability on non-payment/short-payment of taxes
            before or at any stage of such proceedings. The tax
            officer should however inform the taxpayers
            regarding the provisions of voluntary tax payments
            through DRC-03.
                                           ***"

            67. The circular notes that instances have been
         noticed where allegations of force and coercion were
         made by the officers for making recovery during the
         course of search, inspection and investigation. Some of
         the taxpayers had accordingly approached the High
         Courts. Reference is made to Section 79 of the CGST
         Act to state that recovery can be made only after
         following the due process of issuance of notice and
         subsequent confirmation of demand by issuance of an
         adjudicating order. On the last aspect, reference is
         made to Sections 73(5) and 74(5) of the CGST Act,
                                  - 18 -
                                                   NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR



         which help the taxpayers in discharging their admitted
         liability, self-ascertained or as ascertained by the tax
         officer, without having to bear the burden of interest
         under Section 50 of the CGST Act. The statement in the
         circular that an assessee may voluntarily deposit tax as
         noticed was a cause of discussion before us. In this
         regard, our attention was drawn to Section 74(5) of the
         CGST Act, which states that a person chargeable with
         tax may, before service of notice under sub-section (1),
         pay the amount of tax along with interest payable under
         Section 50 and a penalty equivalent to 15% of such tax
         on the basis of his own ascertainment of such tax or the
         tax as ascertained by the proper officer, and inform the
         proper officer in writing of such payment. Sub-section
         (5) to Section 74 relates to voluntary payment, and does
         not postulate payment under force, coercion or threat of
         arrest. The aforesaid circulars are binding and should
         be adhered to in letter and spirit. The authorities must
         exercise due care and caution as coercion and threat to
         arrest would amount to a violation of fundamental rights
         and the law of the land. It is desirable that the Central
         Board of Indirect Taxes and Customs promptly
         formulate clear guidelines to ensure that no taxpayer is
         threatened with the power of arrest for recovery of tax in
         the garb of self-payment. Way back in the year 1978, a
         three-Judge    Bench     of      this   Court   in Nandini
         Satpathy v. P.L. Dani [Nandini Satpathy v. P.L. Dani,
         (1978) 2 SCC 424 : 1978 SCC (Cri) 236] had observed
         as under: (SCC p. 454, para 57)
                                          - 19 -
                                                               NC: 2025:KHC:40313
                                                            WP No. 9890 of 2023


HC-KAR



                "57. ... We are disposed to read "compelled
            testimony" as evidence procured not merely by
            physical threats or violence but by psychic torture,
            atmospheric pressure, environmental coercion, tiring
            interrogative prolixity, overbearing and intimidatory
            methods and the like -- not legal penalty for
            violation."

            68. We called upon the Revenue to submit data in
         this regard. A chart has been filed before us and the
         same is reproduced below:

                                 Total Number of GST Offence Cases
                                   Period: July 2017 to March 2024
                Period            Formation No. of cases Detection Recovery         No. of
                                                               (In Rs  (In Rs Cr)   arrest
                                                                 Cr)
           2017-18 w.e.f. July   CGST Zones          273         384       224        3
                 2017               DGGI             151         832       171        0
                                    Total            424        1216       394        3
                2018-19          CGST Zones         5894       18,658    10,338      115
                                    DGGI            1474       19,288     8878        76
                                    Total           7368       37,946    19,216      191
                2019-20          CGST Zones         8367       19,482     6956       123
                                    DGGI            2290       21,371    11,508      108
                                    Total          10,657      40,853    18,464      231
                2020-21          CGST Zones         8756       18,247     3380       224
                                    DGGI            3840       31,137     8855       236
                                    Total          12,596      49,384    12,235      460
                2021-22          CGST Zones         8770       24,757     5393       191
                                    DGGI            3804       48,481    19,764      151
                                    Total          12,574      73,238    25,157      342
                2022-23          CGST Zones        10,500      31,053    12,509       93
                                    DGGI            5062     1,00,560    20,717       97
                                    Total          15,562    1,31,613    33,226      190
             2023-24 (up to       CGST            14,492     35,377      7742        84
              March 2024)         Zones
                                   DGGI            6090     1,94,955    24,016       139
                                    Total         20,582    2,30,332    31,758       223
                                  Total Number of ITC Fraud Cases
                                   Period: July 2017 to March 2024
                 Period          Formation        No. of    Detection Recovery      No. of
                                                  cases       (In Rs  (In Rs Cr)    arrest
                                                                Cr)
           2017-18 w.e.f. July     CGST              5          13         12         2
                 2017              Zones
                                   DGGI              0           0         0          0
                                    Total            5          13         12         2
                2018-19            CGST            1221        7993       676        97
                                   Zones
                                   DGGI             399        3258       510        57
                                    Total          1620      11,251      1186        154
                2019-20            CGST            3231      12,003      1086        100
                                   Zones
                                   DGGI            1027        7929      1331        95
                                    Total          4258      19,932      2417        195
                                    - 20 -
                                                           NC: 2025:KHC:40313
                                                         WP No. 9890 of 2023


HC-KAR



                2020-21        CGST         5292         13,502        743      202
                               Zones
                               DGGI         1976         17,731        1489     227
                               Total        7268         31,233        2232     429
                2021-22        CGST         4636         14,895        825      178
                               Zones
                               DGGI         1330         13,127        1202     114
                               Total        5966         28,022        2027     292
                2022-23        CGST         5291         10,965        887      85
                               Zones
                               DGGI         1940         13,175        1597     68
                               Total        7231         24,140        2484     153
             2023-24 (up to    CGST         6993         15,374        836      69
              March 2024)      Zones
                               DGGI         2197         21,000        2577     113
                               Total        9190         36,374        3413     182


            "69. Analysing the aforesaid data indicates that the
         number of people arrested is normally in hundreds or
         more. [ The data reflects that the number of arrests is
         inversely proportional to the percentage of amount
         recovered against the amount detected i.e. when
         payments are made, the power of arrest is not being
         exercised. Further, the amount classified as the
         "detection" amount is not the amount ascertained
         through     assessment/adjudication,            but      an    amount
         quantified by the Department/authority conducting
         search and seizure.] However, it is to be noted that the
         figures with regard to the tax demand and the tax
         collected would, in fact, indicate some force in the
         petitioners'     submission     that      the     assessees          are
         compelled to pay tax as a condition for not being
         arrested. Sub-section (5) to Section 74 of the CGST Act
         gives an option to the assessee and does not confer
         any right on the Tax Authorities to compel or extract tax
         by threatening arrest. This would be unacceptable and
         violative of the rule of law.
                                      - 21 -
                                                    NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


 HC-KAR



             70. We would observe that in case there is a breach
          of law, and the assessees are put under threat, force or
          coercion, the assessees would be entitled to move the
          courts and seek a refund of tax deposited by them. The
          Department would also take appropriate action against
          the officers in such cases."


      13. In Bhumi Associates case supra, the Division Bench

of the Gujarat High Court held as under:-

             "2. The officers of the concerned department who
          were asked to join the video conference did join, but at
          a very later stage. They were unable to witness the
          discussion that took place between the Court and Mr.
          Vyas. We propose to pass an interim order issuing the
          following directions.

          "The Central Board of Indirect Taxes and Customs as
          well as the Chief Commissioner of Central/State Tax of
          the State of Gujarat are hereby directed to issue the
          following     guidelines       by   way    of   suitable
          circular/instructions:

             (1) No recovery in any mode by cheque, cash, e-
             payment or adjustment of input tax credit should be
             made at the time of search/inspection proceedings
             under section 67 of the Central/Gujarat Goods and
             Services Tax Act, 2017 under any circumstances.

             (2) Even if the assessee comes forward to make
             voluntary payment by filing Form DRC-03, the
                                      - 22 -
                                                       NC: 2025:KHC:40313
                                                     WP No. 9890 of 2023


HC-KAR



            assessee should be asked/advised to file such Form
            DRC-03 on the next day after the end of search
            proceedings and after the officers of the visiting
            team have left the premises of the assessee.

            (3)    Facility of filing complaint/grievance after the
            end of search proceedings should be made
            available to the assessee if the assessee was forced
            to make payment in any mode during the pendency
            of the search proceedings.

            (4) If complaint/grievance is filed by assessee and
            officer is found to have acted in defiance of the
            afore-stated directions, then strict disciplinary action
            should be initiated against the concerned officer."

      14. In pursuance of the directions issued by the Gujarat High

Court, the respondents issued Instruction No.01/2022-23 (GST -

Investigation) dated 25.05.2022 as hereunder:-

                      " F.No.GST/INV/Instruction /2022-23
                              Ministry of Finance
                            Department of Revenue
                  Central Board of Indirect Taxes and Customs
                            GST Investigation Wing.

                                                  10TH Floor, Tower-2
                                             Jeevan Bharathi Building
                               Connaught Circus, New Delhi - 100 001.
                                               Dated: 25th May 2022.


                  Instruction No. 01/2022-23 [GST - Investigation]

            Subject: Deposit of tax during the course of search,
            inspection or investigation - reg.
                                          - 23 -
                                                                NC: 2025:KHC:40313
                                                            WP No. 9890 of 2023


HC-KAR



               During the course of search, inspection or investigation,
         sometimes the taxpayers opt for deposit of their partial or full GST
         liability arising out of the issue pointed out by the department
         during the course of such search, inspection or investigation by
         furnishing DRC-03. Instances have been noticed where some of
         the taxpayers after voluntarily depositing GST liability through
         DRC-03 have alleged use of force and coercion by the officers for
         making 'recovery' during the course of search or inspection or
         investigation. Some of the taxpayers have also approached
         Hon'ble High Courts in this regard.

               2. The matter has been examined. Board has felt the necessity
         to clarify the legal position of voluntary payment of taxes for
         ensuring correct application of law and to protect the interest of the
         taxpayers. It is observed that under CGST Act, 2017 a taxpayer
         has an option to deposit the tax voluntarily by way of submitting
         DRC-03 on GST portal. Such voluntary payments are initiated only
         by the taxpayer by logging into the GST portal using its login id and
         password. Voluntary payment of tax before issuance of show cause
         notice is permissible in terms of provisions of Section 73(5) and
         Section 74 (5) of the CGST Act, 2017. This helps the taxpayers in
         discharging     their   admitted   liability,   self-ascertained   or   as
         ascertained by the tax officer, without having to bear the burden of
         interest under Section 50 of CGST Act, 2017 for delayed payment
         of tax and may also save him from higher penalty imposable on
         him subsequent to issuance of show cause notice under Section
         73 or Section 74, as the case may be.

               3. It is further observed that recovery of taxes not paid or short
         paid, can be made under the provisions of Section 79 of CGST Act,
         2017 only after following due legal process of issuance of notice
         and     subsequent      confirmation     of   demand   by   issuance    of
         adjudication order. No recovery can be made unless the amount
         becomes payable in pursuance of an order passed by the
         adjudicating authority or otherwise becomes payable under the
         provisions of CGST Act and rules made therein. Therefore, there
                                           - 24 -
                                                              NC: 2025:KHC:40313
                                                           WP No. 9890 of 2023


 HC-KAR



            may not arise any situation where "recovery" of the tax dues has to
            be made by the tax officer from the taxpayer during the course of
            search, inspection or investigation, on account of any issue
            detected during such proceedings. However, the law does not bar
            the taxpayer from voluntarily making payment of any tax liability
            ascertained by him or the tax officer in respect of such issues,
            either during the course of such proceedings or subsequently.

                  4. Therefore, it is clarified that there may not be any
            circumstance necessitating 'recovery of tax dues during the course
            of search or inspection or investigation proceedings. However,
            there is also no bar on the taxpayers for voluntarily making the
            payments on the basis of ascertainment of their liability on non-
            payment/ short payment of taxes before or at any stage of such
            proceedings. The tax officer should however, inform the taxpayers
            regarding the provisions of voluntary tax payments through DRC-
            03.

                  5. Pr. Chief Commissioners/ Chief Commissioners, CGST
            Zones and Pr. Director General, DGGI are advised that in case,
            any complaint is received from a taxpayer regarding use of force or
            coercion by any of their officers for getting the amount deposited
            during search or inspection or investigation, the same may be
            enquired at the earliest and in case of any wrongdoing on the part
            of any tax officer, strict disciplinary action as per law may be taken
            against the defaulting officers.

                                                                             Sd/-
                                                          (Vijay Mohan Jain)
                                               Commissioner (GST-Inv.),CBIC"


      15.      The issue as to whether payments made by the tax

payer / assessee during search / inspection / seizure / adjudication

proceedings was involuntary / under coercion, threat, duress etc.,
                                       - 25 -
                                                        NC: 2025:KHC:40313
                                                      WP No. 9890 of 2023


HC-KAR




or whether it was voluntary by way of self-ascertainment under

Sections 73(5) and 74(5) of the CGST / KGST Act has come up for

consideration before various Courts including the co-ordinate

Bench of this Court in Bundl Technologies case supra, wherein it

was held as under:-

             35.    Accordingly, it is clear that the procedure
      of self-ascertainment under sub-section (5) of Section
      74 contains a scheme that is concluded after following
      the procedure under sub-sections (6), (7) and (8) of
      Section 74 of the CGST Act. In the present case, it
      must be noted that though there is payment of tax and
      even if it is accepted that payment of tax is also
      followed by requisite Challan DRC-03, the mere
      payment of tax cannot be construed to be a payment
      towards self-ascertainment as contemplated under
      Section 74 (5) of CGST Act.
             36.    The    letter    of    the   petitioner        dated
      30.11.2019 is clear and unambiguous, wherein it is
      asserted by the petitioner that the amount is made in
      furtherance of their good will conduct and bona fide
      and that it is made during the pendency of the
      inspection proceedings and the deposit is without
      prejudice    and    with   reservation     of   rights,       and
      contention    to    seek      necessary    refund       at     the
      appropriate time and should not be regarded as an
      admission of liability.
                                    - 26 -
                                                       NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


HC-KAR



             37.     Clearly, the payment of tax by itself even
     if construed to be voluntary will not by itself in any way
     lead to a conclusion that the same is paid in
     furtherance of         self-ascertainment under Section
     74(5)    of   CGST     Act.     The      scheme    of   self-
     ascertainment as contained in                  sub-sections
     (5), (6), (7), (8) of Section 74 of CGST Act would not
     admit of making of payment and continuance of
     investigation. Upon payment of tax after collection of
     the same with penalty, if the same is accepted even
     before the issuance of notice under Section 74(1)
     during investigation, there ends the matter and there
     is nothing further to be proceeded with.

             38. If it is that the petitioner has paid tax on
     self-ascertainment,     the   question    of   respondents
     contending that the investigation is pending would
     also indicate that the contention of self-ascertainment
     as made out by the respondent is clearly an
     afterthought.     The respondents have not taken the
     stand that self-ascertained tax falls short and if that
     were to be so, it could have proceeded to issue notice
     as contemplated under Section 74(7) and could have
     even rejected the self-ascertainment in its entirety
     while asserting that it would issue notice under
     Section 74(1) of CGST Act, if facts so warrant. The
     stand of the respondents is ambiguous as self-
     ascertainment is put forward only as defence to the
     assertion of the petitioner that the payment of amount
     has been made involuntarily.              Accordingly, the
                                      - 27 -
                                                          NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



      contention of payment being made by way of self-
      ascertainment is liable to be rejected.

             ** ** **

             45.        Insofar as the aspect as to whether
      amount is paid under coercion as asserted by the
      petitioner, suffice it to say that the amounts are paid
      contemporaneous         to    the       very      dates     when
      investigation was being made and during times when
      the petitioner's Officers or Directors were at the place
      of investigation, which fact is not in dispute. If it is that
      the petitioners were otherwise regularly filing their
      returns and paying taxes as evidenced from the table
      extracted supra at Para 18, the dispute if any as
      regards to the wrongful availment of input tax credit as
      regards certain set of transactions is a matter that was
      pending      investigation.   But,      instead    of     allowing
      investigation to proceed and be concluded, it appears
      that the Department has acted in undue haste insofar
      as to ensure that taxes were paid during the process
      of investigation. While considering the time at which
      the amount was deposited in the Cash Ledger and the
      date of deposit, it would indicate that amounts were
      paid during times when there was no legal obligation
      to make payment."


      16. The appeal preferred by the respondents - Revenue was

also dismissed by the Division Bench of this Court as hereunder:-
                                        - 28 -
                                                       NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


HC-KAR



               15. In the obtaining factual matrix following issues
         arise for our consideration:--

         (I) Whether the amount was voluntarily paid during the
               investigation by the company under section 74(5) of
               CGST Act?

         (II) Whether the amount was recovered from the
               company during investigation under the coercion
               and threat of arrest?

         (III) Whether the DGGI officers conducted in a High-
               handled and arbitrary manner during the course of
               investigation?

         (IV) Whether writ petition filed by company suffers from
               delay or laches?

         16. Now we may proceed to deal with issues ad-
         seriatim.

         (I)    WHETHER         THE       AMOUNT     PAID     DURING
         INVESTIGATION            BY       THE    COMPANY         WAS
         VOLUNTARILY PAID, UNDER SECTION 74(5) OF
         THE CGST ACT?

         17. Section 74 of the Act deals with determination of tax
         not paid or short paid or erroneously refunded or input
         tax credit wrongly availed or utilized by reason of fraud
         or any willful mis.statement or suppression of facts. The
         relevant extract of section 74 reads as under:--

               "74. (1) Where it appears to the proper officer that
               any tax has not been paid or short paid or
                                          - 29 -
                                                             NC: 2025:KHC:40313
                                                            WP No. 9890 of 2023


HC-KAR



             erroneously refunded or where input tax credit has
             been wrongly availed or utilised by reason of fraud,
             or any wilful-mis.statement or suppression of facts
             to evade tax, he shall serve notice on the person
             chargeable with tax which has not been so paid or
             which has been so short paid or to whom the refund
             has erroneously been made, or who has wrongly
             availed or utilised input tax credit, requiring him to
             show cause as to why he should not pay the
             amount specified in the notice along with interest
             payable thereon under section 50 and a penalty
             equivalent to the tax specified in the notice.

                      **                          **                         **
             (5) The person chargeable with tax may, before
             service of notice under sub-section (1), pay the
             amount of tax along with interest payable under
             section 50 and a penalty equivalent to fifteen per
             cent, of such tax on the basis of his own
             ascertainment of such tax or the tax as ascertained
             by the proper officer and inform the proper officer in
             writing of such payment."

         Thus section 74(5) of the Act gives an option to a person to make
         payment of tax, along with interest and 15% of penalty on its own
         ascertainment of the tax ascertained by proper officer and inform
         him in writing about such payment.

         18. It is pertinent to note that a division bench of Gujarat High
         Court     in Bhumi       Associate v. Union   of    India [2021]   124
         taxmann.com 429/84 GST 634 by an interim order directed the
         Central Board Of Indirect Taxes And Customs was directed to
         enforce     the    following     guidelines   by     issuing   suitable
         circular/instructions:

             (1) No recovery in any mode by cheque, cash e- payment or
                   adjustment of input tax credit should be made at the time
                   of search/inspection proceedings under section 67 of the
                   Central/Gujarat Goods and services Tax Act, 2017 under
                   any circumstances.
                                        - 30 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



             (2) Even if the assessee comes forward to make voluntary
                 payment by filing Form DRC 03, the assessee should be
                 asked/advised to file such Form DRC 03 on the next day
                 after the end of search proceedings and after the officers
                 of the visiting team have left the premises of the assessee.

             (3) Facility of filing complaint/grievance after the end of
                 search proceedings should be made available to the
                 assessee if the assessee was forced to make payment in
                 any mode during the pendency of the search proceedings.

             (4) If complaint/grievance is filed by assessee and officer is
                 found to have acted in defiance of the afore stated
                 directions, then strict disciplinary action should be initiated
                 against the concerned officer.

         The guidelines issued by the division bench are intended to
         regulate the powers of officers carrying out search and seizure as
         well as to safeguard the interest of the assessee.

         19. The issue which arises for consideration is whether amount of
         Rs. 27,51,44,157/- has been paid by the company on its own
         ascertainment under section 74(5) of the Act. In the instant case,
         there is no material on record to indicate that the amount of Rs. 15
         Crores and an amount of Rs. 12,51,44,157/- which were paid at
         about 4AM and 1PM on 30-11-2019 and 27-12-2019 respectively
         were paid on admission by the Company about its liability. There is
         no communication in writing from company to the proper officer
         about either self ascertainment or admission of liability by company
         to infer that such a payment was made under section 74(5) of the
         Act. The company intimated the Department vide Communication
         dated 30-11-2019 that it reserves its right to claim refund of the
         amount and the same should not be treated as admission of its
         liability. The relevant extract of communication dated 30-11-2019
         reads as under:--
                                  - 31 -
                                                     NC: 2025:KHC:40313
                                                   WP No. 9890 of 2023


HC-KAR



         "BUNDL TECHNOLOGIES PRIVATE LIMITED

         Registered Office, 4th Floor, Annex Building,
         Maruthi Chambers, Survey N0.17/9B

         Bequr Hobli, Roopana Aqrahara,               Bengaluru,
         Karnataka,         India                       560068
         CIN:U74110KA2013PTC096530

         November 30, 2019

         To,
         The Office of the Commissioner,
         Directorate General of Goods and
         Service Tax Intelligence, Hyderabad
         H.No. 1-11 -222/4, Lane Opp.HDFC Bank
         Nalli Silks, Begumpet, Hyderabad-500016.
         Sub: Submission related to investigation

         Ref: Inspection dt:28/29 November 2019 by
         DGGSTI Officials at BTPL's offices situated at
         Bangalore, Gurugram and Hyderabad.

         Dear Sir,

                           **             **                **

         As   an     extension   of    our     goodwill    conduct
         and bonafide,      we        have     deposited         INR
         15,00,00,000/- (Rupees Fifteen Crores Only) with
         the Exchequer of Government during the pendency
         of inspection proceedings. The above deposit is
         without prejudice to and with full reservation of our
         rights and contentions to seek necessary refund at
         the appropriate time and therefore, should not be
         regarded as an admission of liability. The challan of
         payment of the aforesaid deposit is enclosed
         herewith for your ready reference as Annexure E.

         We assure you of our full co-operation in this matter
         going forward."
                                                         - 32 -
                                                                              NC: 2025:KHC:40313
                                                                           WP No. 9890 of 2023


     HC-KAR



                 20. The company has also reiterated its stand in GST DRC-03
                 generated on 2-12-2019, the relevant portion of which is
                 reproduced below:

                                              "FORM GST DRC - 03

                                            [See Rule 142(2) & 142(3)]

                  Intimation of payment made voluntarily or made against the show
                                   cause notice (SCN) or statement

                 ARN:AD291219000080K

                                                                            Date: 2-12-2019

1.      GSTIN                                29aafcb7707d1zq
2.      Name                                 Bundl Technolgies Private Limited
3.      Cause of payment                     Others
4.      Section under which voluntary        Others
        payment is made
5.      Details of show cause notice, if     Reference No.NA                  Date of issue: NA
        payment made within 30 days of
        its issue
6.      Financial year                       2017-18
7.      Details of payment made including interest and penalty if applicable (Amount in Rs.)
Sr.N    Tax       Act      Place      Tax    Interest   Penalty   Others   Total   Ledger      Debi    Date of
o       period             of        /                  if                         utilized    t       debit
                           supply    cess               applica                    (Cash /     entry   entry
                                                        ble                        Credit)     No.
1.      Jul       ITST     Karnata   5,05    0.00       0.00      0.00     5,05    Cash        DC2     02/12/2
        2017 -             ka        6,60                                  6,60                9121    019
        Mar                          4.00                                  4.00                9000
        2018                                                                                   3301




                        8. Reasons, if any:

                        The above payment is made as an extension of our
                        goodwill and bona fide. It is without prejudice to and with
                        full reservation of our rights and contentions to seek
                        necessary refund at the appropriate time and therefore
                        should not be regarded as an admission of liability."

                 21. Thus it is evident that payments have not been made admitting
                 the liability. On the other hand, the company reserved its right to
                 seek refund and made it expressly clear that payment of the
                 amount should not be treated as admission of its liability. Besides
                 the aforesaid, there is no material on record to establish that
                 guidelines issued by division bench of High Court of Gujarat were
                 followed.
                                          - 33 -
                                                            NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



          Thus for the aforementioned reasons, the first issue is answered in
          the negative and it is held that the amount was not paid voluntarily
          under section 74(5) of the CGST Act."



     17. This court in the case of Suretex Prophylactics (India)

Private    Limited         vs.      Union         of    India       and          Others;

W.P.No.2444/2022 dated 27.02.2023, held as under:-

              "5. In addition to reiterating the various contentions urged in the
          petition and referring to the material on record, learned Senior
          counsel for the petitioner has put forth the following contentions:-
              (i) That the collection / recovery of INR 1.5 crores by the
          respondents was without jurisdiction or authority of law as required
          under Article 265 of the Constitution of India and on this ground
          alone, the said amount deserves to be refunded back to the
          petitioner together with interest;

              (ii) No recovery can be made prior to investigation and / or
          during the course of investigation and recovery can be made only
          after / post investigation and passing of orders and in the instant
          case, since no adjudication was done as on the date of recovery,
          much less any order being passed, the amount collected by the
          respondents is without jurisdiction or any authority of law, the same
          deserves to be refunded.

              (iii) My attention is invited to the Board Circulars dated
          25.05.2022 and 19.01.2022 in order to contend that in the absence
          of adjudication or order for payment, the question of recovery of
          any money from the petitioner does not arise.

              (iv) It is contended that the amounts collected / recovered from
          the petitioner without there being adjudication are in the nature of
          pre-deposit and the same not in the nature of tax / duty, the same
          deserves to be refunded back to the petitioner.
                                       - 34 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



             In support of his contentions, learned Senior counsel for the
         petitioner has placed reliance upon the following decisions:-

          (i) LML Ltd., vs Collector of Central Excise, Kanpur - 2002 (
         142) ELT 273(SC);

         (ii) Concepts Global Impex V. UOI - 2018 (11) TMI 688 - P&H
         HC;

         (iii) Century Metal Recycling Pvt Ltd V. UOI - [2008 (10) TMI 96
         - P&H H]

         (iv) M/S Bhumi Associate V. Union of India - R/SCA 3196 of
         2021, Gujarat High Court;

         (v) M/S. Vallabh Textiles V. Senior Intelligence Officer & Ors. -[
         W.P. (C) 9834/2022, Delhi High Court;

         (vi) Makemytrip (India) Pvt. Ltd & Ibibo Group Pvt. Ltd Vs.
         Union of India & Ors., [(2016) 233 DLT 484 (DB)] ( Upheld by
         the Hon'ble High COurt in Union of India Vs. Makemytrip
         (India) (P) Ltd., [(2019) 11 SCC 765];

         (vii) Union of India and Ors. Vs. Bundl Technologies Private
         Limited and Ors [ Judgment dated 03.03.2022 in W.P. No 4467
         of 2021];

         (viii) Sivashankar Granites Pvt Ltd V Asst Commr of C. Ex.,
         Warangal [1998 (98) E.L.T 32 AP];

         (ix) M/s FCI OEN Connectors Ltd. V Union of India & Ors [ WP
         5901 of 2021 T- RES, Karnataka High Court ];

         (x) Commissioner of Cus., Bangalore V. Next Fashion Creators
         Pvt. Ltd [2012 (280) ELT 374 (Kar)];

         (xi) Mount Shivalik Breweries V. Union of India [2003 (157) ELT
         9 (Del)]
                                        - 35 -
                                                            NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         (xii) Commissioner of Customs, Bangalore V. Sami Labs Ltd., -
         [2012(278) ELT 601 (Kar)];

         (xiii)   Phthalo   Colours     and     Chemicals       India   Ltd   V.
         Commissioner of C.E, ST- 2019 - TIOL - 1176- CESTAT- AHM;

         (xiv) Reliance Transport & Travels Ltd. V. Commissioner of
         Customs 2018- TIOL- 3620- CESTAT- DEL;

         (xv)        Commr. of Customs V. Reliance Transport &
         Travels Ltd., -[2020(372) ELT A105(SC)];

         (xvi) Swadeshi Cotton Mills Co. Ltd V. Union of India - AIR
         1981 SC 818, 831;

         (xvii)      Rajesh Kumar v. Dy. CIT- [2006] 157 Taxmann 168
         (SC);

             (xviii) EBIZ. Com Pvt LTd. V. Commissioner of Central
         Excise, Customs and Service Tax and Ors [2016 (9) TMI 1405 -
         Allahabad High Court];

             6. Per contra, learned counsel for the respondents - revenue
         has made the following submissions:-

             (i) The show cause notice has already been issued and
         investigation adjudication is under way and consequently, the
         question of directing refund at this stage would not arise and the
         petitioner be relegated to appear before the authority, as disputed
         question of facts arise for consideration for recovery of payment /
         non-payment of tax / duty;

             (ii) There is no pleading with regard to the subject amount of
         INR 1.5 crores being a pre-deposit and consequently, even this
         contention cannot be accepted;

             (iii) There is no application for refund in the prescribed form as
         required under Section 27 of the said Act of 1962 and on this
         ground also, the petition is liable to be dismissed;
                                          - 36 -
                                                              NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



               (iv) Since the petitioner has already submitted his reply dated
         22.02.2022 to the show cause notice dated 11.02.2022 issued by
         the respondents, the petitioner is not entitled to any relief at this
         stage.

               7. By way of reply, learned Senior counsel for the petitioner
         submits that since the present petition was preferred on
         29.01.2022 and that the right to claim refund got crystallized when
         the moment the subject amount of INR 1.5 crores was recovered
         and      any   subsequent      show-cause   notice    or     adjudication
         proceedings cannot be made the basis to deny refund sought for
         by the petitioner. My attention is invited to paragraph-10 of the
         statement of objections in order to point out that the admission
         made by the respondents that INR 1.5 crores was actually paid by
         the petitioner under protest during investigation.         It is therefore
         contended that in the light of the submission of the petitioner that
         the petitioner has paid the said amount under protest, the petitioner
         would be entitled to refund.

               It is contended that the proceedings pursuant to the show
         cause notice are independent proceedings, which are mutually
         exclusive, independent and distinct from the right of the petitioner
         to claim refund and consequently, the said proceedings cannot be
         relied upon by the respondents to deny the refund sought for by the
         petitioner.

               8. I have given my anxious consideration to the rival
         submissions and perused the material on record.

               9. Before adverting to the rival contentions, it is necessary to
         extract the two Circulars dated 25.05.2022 and 19.01.2022.

         The Circular dated 25.05.2022 reads as under:-

                        F.No.GST/INV/Instruction /2022-23
                                Ministry of Finance
                              Department of Revenue
                    Central Board of Indirect Taxes and Customs
                              GST Investigation Wing.
                                  - 37 -
                                                    NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR




                                           10TH Floor, Tower-2
                                      Jeevan Bharathi Building
                                 Connaught Circus, New Delhi -
                                                      100 001.
                                        Dated: 25th May 2022.


           Instruction No. 01/2022-23 (GST-Investigation)

         Subject:     Deposit of tax during the course of
         search, inspection or investigation - reg.

         During the course of search, inspection or
         investigation, sometimes the taxpayers opt for
         deposit of their partial or full GST liability arising out
         of the issue pointed out by the department during the
         course of such search, inspection or investigation by
         furnishing DRC-03. Instances have been noticed
         where some of the taxpayers after voluntary
         depositing GST liability through DRC-03 have alleged
         use of force and coercion by the officers for making '
         recovery' during the course of search or inspection or
         investigation. Some of the taxpayers have also
         approached Hon'ble High Courts in this regard.

         2.     The matter has been examined. Board has felt
         the necessity to clarify the legal position of voluntary
         payment of taxes for ensuring correct applications of
         law and to protect the interest of the taxpayers. It is
         observed that under CGST Act, 2017 a taxpayer has
         an option to deposit the tax voluntarily by away of
         submitting DRC-03 on GST portal. Such voluntary
         payments are initiated only by the taxpayer by
         logging into the GST portal using its login id and
         password. Voluntary payment of tax before issuance
         of show cause notice is permissible in terms of
         provisions of Section 73(5) and Section 74 (5) of the
         CGST Act, 2017. This helps the taxpayers in
         discharging their admitted liability, self- ascertained or
         as ascertained by the tax officer, without having to
         bear the burden of interest under Section 50 of CGST
         Act, 2017 for delayed payment of tax and may also
                                  - 38 -
                                                    NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR



         save him from higher penalty imposable on him
         subsequent to issuance of show cause notice under
         Section 73 or Section 74, as the case may be.

         3.       It is further observed that recovery of taxes not
         paid or short paid, can be made under the provisions
         of Section 79 of CGST Act, 2017 only after following
         due legal process of issuance of notice and
         subsequent confirmation of demand by issuance of
         adjudication order. No recovery can be made unless
         the amount becomes payable in pursuance of an
         order passed the adjudicating authority or otherwise
         becomes payable under the provisions of CGST Act
         and rules made therein. Therefore, there may not
         arise any situation where " recovery" of the tax dues
         has to be made by the tax officer from the taxpayer
         during the course of search, inspection or
         investigation, on account of any issue detected during
         such proceedings. However, the law does not bar the
         taxpayer from voluntarily making payment of any tax
         liability ascertained by him or the tax officer in respect
         of such issues, either during the course of such
         proceedings or subsequently.

         4.       Therefore, it is clarified that there may not be
         any circumstances necessitating ' recovery' of tax
         dues during the course of search or inspection or
         investigation proceedings. However, there is also no
         bar on the taxpayers for voluntarily making the
         payments on the basis of ascertainment of their
         liability on non-payment/short payment of taxes
         before or at any stage of such proceedings. The tax
         officer should however, inform the taxpayers
         regarding the provisions of voluntary tax payments
         through DRC-03.

         5.      Pr.     Chief      Commissioners/          Chief
         Commissioners, CGST Zones, and Pr. Director
         general, DGGI are advised that in case, any
         complaint is received from a taxpayer regarding use
         of force or coercion by any of their officers for getting
         the amount deposited during search or inspection or
                                  - 39 -
                                                   NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         investigation, the same may be enquired at the
         earliest and in case of any wrongdoing on the part of
         any tax officer, strict disciplinary action as per law
         may be taken against the defaulting officers.

                                                     Sd/-
                                          (Vijay Mohan Jain)
                               Commissioner (GST-Inv.), CBIC

         The Circular dated 19.01.2022 reads as under:-



                       F.No.296/63/2020-CX9
                      GOVERNMENT OF INDIA
                          Ministry of Finance
                       Department of Revenue
             Central Board of Indirect Taxes and Customs.
                               .............

                                          Dated: 19.01.2022.

         All Principal Chief Commissioners/Chief
         Commissioners of ST &CX

         All Principal Chief Commissioners/Chief
         Commissioners of Customs

         All Principal Director Generals/Director Generals,
         CBIC.


         SUBJECT: Master circular on Recovery and Write-
         Off Arrears of Revenue

         1. Board has issued Instruction/Circulars relating to
         recovery of arrears under Central Excise, Service Tax
         and Customs from time to time. Considering the
         changes that have taken place, especially after the
         introduction of GST in July, 2017, it has become
         imperative to update and revamp the procedure for
         recovery of arrears of Indirect taxes and Customs.
         Accordingly, in suppression of instructions issued
         earlier on the subjects which are annexed herewith
         as Annexure-A, this consolidated Circulars is being
                                       - 40 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



             issued providing guidelines for recovery and write -
             off of arrears of Indirect taxes and Customs.

             2.      THE CONCEPT OF ARREAR:

             (i)    Arrears are the overdue payment of the
             amount tax, interest, fine or penalty that is confirmed
             against a person who is liable to pay the same to the
             exchequer. It arises as result of Order-in-Original,
             Order of Appellate forum, like the Commissioner
             Appeals/ADC/JC/Appeals or the CESTA and the
             Courts of law.

             (ii)    The amount in the case under investigation,
             unconfirmed demands (i.e., show Cause Notice,
             including those in Call Book), Order-in-Original that
             has been set aside or remanded for de-novo
             adjudication by Appellate authority do not fall under
             the category of ' arrears'.


            10. As can be seen from the Circular dated 25.05.2022, no
         recovery can be made unless the amount become payable in
         pursuance of the order passed by the Adjudicating Authority or
         otherwise become payable under the provisions of the GST Act as
         well as under the provisions of the Customs Act also. The Circular
         dated 19.01.2022 clearly states that arrears are the over due
         payment of the amount of tax, interest, fine or penalty that is
         confirmed against a person who is liable to pay the same to the
         exchequer and it arises as result of Order-in-Original. The said
         Circular also clarifies the amount in the case under investigation,
         unconfirmed demands, Show Cause Notice etc., and the Order-in-
         Original that has been set aside or remanded for de-novo
         adjudication by Appellate authority do not fall under the category of
         arrears.

            11. In the instant case, it is an undisputed fact that prior to
         recovery of a sum of INR 1.5 crores from the petitioner, there is no
         adjudication or any order made/passed by the respondents, which
         entitled them to recover the money paid by the petitioner. As
                                        - 41 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         rightly contended by the learned Senior counsel for the petitioner,
         the respondents have themselves admitted in their statement of
         objections that the petitioner did not voluntarily make the payment
         and that he made it under protest. Under these circumstances, in
         the light of the aforesaid material on record, which clearly
         establishes that the petitioner had made the payment under protest
         and that the payment was not preceded by any order of
         adjudication, the respondents did not have any jurisdiction or
         authority of law to recover INR 1.5 crores, which is clearly violative
         of Article 265 of the Constitution of India and consequently, the
         petitioner would be entitled to refund of the aforesaid amount
         collected by the respondents without jurisdiction or authority of law.
            12.    In the case of M/s.Vallabh Textiles            vs. Senior
         Intelligence Officer & others, the High Court of Delhi is held as
         under:-

             "33. Besides this, the following circumstances reveal,
             that the amounts deposited [the cumulative sum
             being Rs.1,80,10,000/-] did not have an element of
             voluntariness attached to it.
             33.1 There is no dispute, that Rs.1,80,10,000/- was
             deposited in four (4) tranches in the prescribed format
             i.e., GST DRC-03, on the dates and at the time set
             forth hereinbelow:
             --      Rs. 35,00,000/- vide Form GST DRC-03 dated
             17.02.2022 at 01:28 AM

             --     Rs. 1,00,00,000 vide Form GST DRC-03
             dated 17.02.2022 at 02:15 AM

             --     Rs. 20,25,000/- vide Form GST DRC-03 dated
             17.02.2022 at 05:04 AM

             --     Rs. 24,85,000/- vide Form GST DRC-03 dated
             17.02.2022 at 07:03 AM

             34. It is also not in dispute, that the search
             proceedings commenced on 16.02.2022 at about
             03:30 PM and were concluded on the following day
             i.e., 17.02.2022 at 09:30 A.M.
             35. The fact, that deposits were made [during the
             early hours of 17.02.2022] when the search had not
                                - 42 -
                                                 NC: 2025:KHC:40313
                                              WP No. 9890 of 2023


HC-KAR



         concluded, would show that the payments were not
         voluntary. The deposits made were not aligned with
         provisions of sub-section (5) of Section 73 or sub-
         section (5) of Section 74.
         36. As noted above, if the payments/deposits were
         voluntary, then an acknowledgement of having
         received the payment should emanate from the
         proper officer, as mandated in the prescribed form
         i.e., GST DRC-04, as prescribed under sub-section
         (2) of Rule 142 of the 2017 Rules.
         36.1 The official respondents/revenue, in our opinion,
         have not been able to discharge this burden.
         37. The malaise of officials seeking to recover tax
         dues (in contrast to voluntary payments being made
         by assesses towards tax dues) during search,
         inspection or investigation was sought to be
         addressed by the GST- Investigation, CBIC via
         Instruction No. 01/2022-2023 dated 25.05.2022. For
         the sake of convenience, the said instruction is
         extracted hereafter:
         "Date:25th May, 2022
         Instruction No. 01/2022-23 [GST - Investigation]
         Subject: Deposit of tax during the course of
         search, inspection or investigation- reg.

         1. During the course of search, inspection or
         investigation, sometimes the taxpayers opt for
         deposit of their partial or full GST liability arising
         out of the issue pointed out by the department
         during the course of such search, inspection or
         investigation by furnishing DRC-03. Instances
         have been noticed where some of the taxpayers
         after voluntarily depositing GST liability through
         DRC-03 have alleged use of force and coercion by
         the officers for making 'recovery' during the
         course of search or inspection or investigation.
         Some of the taxpayers have also approached
         Hon'ble High Courts in this regard.
         2. The matter has been examined. Board has felt
         the necessity to clarify the legal position of
         voluntary payment of taxes for ensuring correct
         application of law and to protect the interest of
         the taxpayers. It is observed that under CGST Act,
         2017 a taxpayer has an option to deposit the tax
         voluntarily by way of submitting DRC-03 on GST
                               - 43 -
                                               NC: 2025:KHC:40313
                                             WP No. 9890 of 2023


HC-KAR



         portal. Such voluntary payments are initiated only
         by the taxpayer by logging into the GST portal
         using its login id and password. Voluntary
         payment of tax before issuance of show cause
         notice is permissible in terms of provisions of
         Section 73(5) and Section 74 (5) of the CGST Act,
         2017. This helps the taxpayers in discharging
         their admitted liability, self-ascertained or as
         ascertained by the tax officer, without having to
         bear the burden of interest under Section 50 of
         CGST Act, 2017 for delayed payment of tax and
         may also save him from higher penalty imposable
         on him subsequent to issuance of show cause
         notice under Section 73 or Section 74, as the case
         may be.
         3. It is further observed that recovery of taxes not
         paid or short paid, can be made under the
         provisions of Section 79 of CGST Act, 2017 only
         after following due legal process of issuance of
         notice and subsequent confirmation of demand
         by issuance of adjudication order. No recovery
         can be made unless the amount becomes payable
         in pursuance of an order passed by the
         adjudicating authority or otherwise becomes
         payable under the provisions of CGST Act and
         rules made therein. Therefore, there may not arise
         any situation where "recovery" of the tax dues
         has to be made by the tax officer from the
         taxpayer during the course of search, inspection
         or investigation, on account of any issue detected
         during such proceedings. However, the law does
         not bar the taxpayer from voluntarily making
         payment of any tax liability ascertained by him or
         the tax officer in respect of such issues, either
         during the course of such proceedings or
         subsequently.
         4. Therefore, it is clarified that there may not be
         any circumstance necessitating `recovery' of tax
         dues during the course of search or inspection or
         investigation proceedings. However, there is also
         no bar on the taxpayers for voluntarily making the
         payments on the basis of ascertainment of their
         liability on non-payment/ short payment of taxes
         before or at any stage of such proceedings. The
         tax officer should however, inform the taxpayers
         regarding the provisions of voluntary tax
         payments through DRC-03.
                                - 44 -
                                                 NC: 2025:KHC:40313
                                              WP No. 9890 of 2023


HC-KAR



         5.     Pr.     Chief    Commissioners/      Chief
         Commissioners, CGST Zones and Pr. Director
         General, DGGI are advised that in case, any
         complaint is received from a taxpayer regarding
         use of force or coercion by any of their officers
         for getting the amount deposited during search or
         inspection or investigation, the same may be
         enquired at the earliest and in case of any
         wrongdoing on the part of any tax officer, strict
         disciplinary action as per law may be taken
         against the defaulting officers.

         (Vijay Mohan Jain)
         Commissioner (GST-Inv.),
         CBIC"
         38. It appears that this Instruction was issued by the
         GST-Investigation Wing, CBIC, in the backdrop of an
         order dated 16.02.2021, passed by the Gujarat High
         Court in the matter of Bhumi Associate v. Union of
         India MANU/GJ/0174/2021, whereby the following
         wholesome directions were issued-
         "The Central Board of Indirect Taxes and
         Customs as well as the Chief Commissioner of
         Central/State Tax of the State of Gujarat are
         hereby directed to issue the following guidelines
         by way of suitable circular/instructions:
          (1) No recovery in any mode by cheque, cash, e-
         payment or adjustment of input tax credit should
         be made at the time of search/inspection
         proceedings       under     Section    67     of   the
         Central/Gujarat Goods and Services Tax Act, 2017
         under any circumstances.
         (2) Even if the assessee comes forward to make
         voluntary payment by filing Form DRC-03, the
         assessee should be asked/ advised to file such
         Form DRC-03 on the next day after the end of
         search proceedings and after the officers of the
         visiting team have left the premises of the
         assessee.
         (3) Facility of filing [a] complaint/ grievance after
         the end of search proceedings should be made
         available to the assessee if the assessee was
         forced to make payment in any mode during the
         pendency of the search proceedings.
         (4) If complaint/ grievance is filed by assessee
         and officer is found to have acted in defiance of
         the afore-stated directions, then strict disciplinary
                                  - 45 -
                                                   NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         action should be initiated against the concerned
         officer."
         38.1 It is important to note, that while in line with the
         directions contained in Bhumi Associate, the
         aforementioned Instruction i.e., Instruction No.
         01/2022-2023 dated 25.05.2022 inter alia, provides,
         as noticed above, that no recovery of tax should be
         made during search, inspection or investigation
         unless it is voluntary- it does not elaborate on various
         modes for collection adopted in such circumstances,
         for example via cheque, cash, e-payment or even via
         adjustment of input tax credit.
         39. Furthermore, the Instruction falls short, inasmuch
         as it sidesteps direction number two (2) contained in
         Bhumi Associate, which states that even if the
         assessee comes forward to make voluntary payment
         in the prescribed form i.e., GST DRC-03, he/she
         should be advised to file the same the day after the
         search has ended and the concerned officers have
         left the premises of the assessee.

         39.1 Clearly, the aforementioned direction, issued by
         the Gujarat High Court as far back as on 16.02.2021,
         is binding on the official respondents/revenue, which
         was not followed in the instant case.
         39.2 The violation of the safeguards put in place by
         the Act, Rules and by the Court, to ensure that
         unnecessary harassment is not caused to the
         assessee, required adherence by the official
         respondents/revenue, as otherwise, the collection of
         such amounts towards tax, interest and penalty would
         give it a colour of coercion, which is not backed by
         the authority of law.
         40. In this case, the argument of Mr Kumar, that the
         objection concerning the amounts deposited was
         raised only after the summon dated 13.04.2022 was
         issued, in our opinion, would not help the cause of
         the official respondents/revenue. The reason is, that if
         a procedure is prescribed under a statute or by law,
         that is, via dicta contained in a judgment, it has to be
         followed to the tee.
         40.1 Failure to follow the prescribed procedure will,
         as in this case, have us conclude that the deposit of
         tax, interest and penalty was not voluntary.
                                    - 46 -
                                                    NC: 2025:KHC:40313
                                                  WP No. 9890 of 2023


HC-KAR



            41. The reason that the officers of the official
            respondents/revenue have been asked, perhaps, to
            have the amounts deposited the day after the search
            is concluded, is, to also give space to the concerned
            person to seek legal advice, and only thereafter
            deposit tax, interest and penalty, wherever
            applicable, upon a proper self-ascertainment.
            41.1 Undoubtedly, in this case, no such elbowroom
            was made available.
            Conclusion:
            42. Therefore, as alluded to hereinabove, we are
            persuaded to hold, that the aforementioned amounts
            which were deposited on behalf of the petitioner-
            concern, lacked an element of voluntariness.
            43. Given this position, we are inclined to direct the
            official      respondents/revenue         to    return
            Rs.1,80,10,000/- to the petitioner-concern, along with
            interest at the rate of 6% (simple) per annum.
            44. The interest will run from 17.02.2022 till the date
            of payment.
            45. The amount will be remitted to the petitioner-
            concern within ten [10] days of receipt of copy of the
            judgment.
             46. Since we are in respectful agreement with the
            directions contained in Bhumi Associate, we direct
            the CBIC to align Instruction No. 01/2022-2023 dated
            25.05.2022 with the directions issued by the Gujarat
            High Court in Bhumi Associate.
            47. The writ petition is disposed of in the aforesaid
            terms."

            13. In the case of M/s.Concept Global Impex vs. Union of
         India & others, the Punjab and Haryana High Court held as
         under:-

            The fact that a sum of ` 40,00,000/- had been taken
            from the petitioner without there being any show
            cause notice or the demand at that time, is not in
            dispute. The only issue sought to be raised by
            counsel for the respondents is that the amount was
                                 - 47 -
                                                  NC: 2025:KHC:40313
                                               WP No. 9890 of 2023


HC-KAR



         deposited by the petitioner     voluntarily. That issue
         has already been gone into by this Court in Century
         Metal Recycling Pvt. Ltd and Century Knitters
         (India) Ltd. cases (supra) wherein finding that certain
         amount was recovered from the exporter without any
         show cause notice or demand, it was ordered to be
         refunded.

         In Century Metal Recycling Pvt. Ltd (supra) it was
         held that unless there is assessment and demand,
         the amount deposited by the petitioners cannot be
         appropriated. It was observed as under:-

         "13. As far as the amount deposited by the petitioners
         is concerned, case of the petitioners is that the same
         was deposited under coercion. Case of the
         respondents was that the same was deposited
         voluntarily. Whatever be the position, unless there is
         assessment and demand, the amount deposited by
         the petitioners cannot be appropriated. No
         justification has been shown for retaining the amount
         deposited, except saying that since it was voluntarily
         deposited. In view of this admitted position, the
         petitioners are entitled to be returned the amount
         paid."

         In Century Knitters (India) Ltd. (supra) finding that
         certain amount was recovered by the revenue without
         any show cause notice or demand, while directing
         retaining of 20% of the amount, the balance amount
         of ` 8 crores was directed to be refunded. It was held
         that unless a demand is finalized and is existing
         which is liable to be discharged, the revenue cannot
         retain any amount unless there is a specific provision
         in the statute which authorizes such         retention.
         Retention of any amount by the revenue in such a
                                  - 48 -
                                                   NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         situation would be violative of Article 265 of the
         Constitution.

         The relevant observations are as under:-

         "11. After hearing learned counsel for the parties and
         perusing the record, we find that as on date no
         crystallized liability has been shown to be existing
         against the petitioners. Further, only a show cause
         notice has been issued whereunder a liability to the
         extent of Rs.50 lacs could be fastened. Insofar, as
         the matters which are under investigation, it has not
         been shown that any show cause notice in respect
         thereof has been issued by the respondent-
         department so far.

         12. It is trite law that unless a demand, which is
         finalized and is existing which is liable to be
         discharged, the revenue cannot retain any amount
         unless there exists specific provision in the statute for
         the retention of the amount.

         13. On a specific query put to the learned counsel for
         the revenue relating to any provision in the statute on
         the basis of which the revenue could provisionally
         retain the amount, learned counsel for the revenue
         candidly admitted that there is no such provision to
         retain the amount except to refer to Section 42 of the
         Customs Act, 1962. Further, on a query as to whether
         any order requiring the petitioners to refund the duty
         drawback as canvassed by the revenue had been
         passed, learned counsel for the revenue was unable
         to show that there existed any such order or
         authorization from any competent authority. It was
         only urged that it was a disputed question of fact as
         to whether the amount was deposited voluntarily or
         under coercion. Be that as it may, whatever be the
         situation, the revenue cannot retain any amount to
         which it legally not entitled to as the same would be
         violative of Article 265 of the Constitution of India."
                                      - 49 -
                                                        NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


HC-KAR



            Another fact which deserves to be noticed is that
            show cause notice was issued to the petitioner on
            24.04.2017 and more than one year has already
            been elapsed but no order has been passed. Even if
            demand is confirmed against the petitioner, for
            hearing of appeal upto the CESTAT, only 10% of the
            amount is to be deposited, whereas the proceedings
            in the present case have not been concluded yet.

            Keeping in view the enunciation of law as noticed
            above, after retaining the amount of ` 6,00,000/-,
            balance amount deposited by the petitioner be
            refunded to him within a period of four weeks from
            the date of receipt of copy of the order.

            The writ petition is disposed of accordingly.

             14. In the case of Makemytrip (India) Pvt. Ltd., vs. Union of
         India & Others, the Delhi High Court held as under;-

            104. It is repeatedly urged by Mr. Satish Aggarwala
            that in the bail proceedings before the Magistrate, the
            Senior counsel representing Mr. Pallai volunteered
            that MMT would make payment of the arrears of
            service tax dues and, therefore, it cannot be said that
            there was any coercion or compulsion on MMT to
            make such payment. At the same time, he urged that
            such payment was not a pre-condition for the grant of
            bail and that in principle the DGCEI would oppose
            grant of bail in criminal proceedings only because an
            offer is made to pay the arrears of service tax dues in
            such proceedings.

            105. In the first place, the Court is unable to accept
            that when an offer is made in the circumstances
            outlined before a criminal court for payment of
            alleged service tax arrears without even a show
            cause notice in this regard being issued, it is plain
            that the offer is made only to avoid the further
                                      - 50 -
                                                        NC: 2025:KHC:40313
                                                     WP No. 9890 of 2023


HC-KAR



             consequences of continued detention. Such a
             statement can hardly be said to be voluntary even
             though it may be made before a Court. Secondly,
             there appears a contradiction because the DGCEI did
             not decline to receive the offer of payment of alleged
             service tax arrears.

             106. In a different context, while interpreting the
             provisions of the Delhi Value Added Tax Act, 2004
             ('DVAT Act'), this Court in Capri Bathaid Pvt. Ltd. v.
             Commissioner of Trade & Taxes 2016 (155) DRJ 526
             (DB) took exception to the officials of the Department
             of Trade and Taxes collecting arrears of sales tax
             from dealers at the time of survey and search. The
             Court pointed out that the said practice was illegal
             and there could be no collection without there being
             an assessment. The same principle would apply here
             as well. Without even an SCN being issued and
             without there being any determination of the amount
             of service tax arrears, the resort to the extreme
             coercive measure of arrest followed by detention was
             impermissible in law. Consequently, the amount that
             was paid by the Petitioners as a result of the search
             of their premises by the DGCEI, without an
             adjudication much less an SCN, is required to be
             returned to them forthwith. It is clarified that since the
             payment was collected by the DGCEI illegally, the
             refund in terms of this order will not affect the bail
             already granted to Mr. Pallai.

              ( IX) The Court is unable to accept that payment by
             the two Petitioners of alleged service tax arrears was
             voluntary. Consequently, the amount that was paid by
             the Petitioners as a result of the search of their
             premises by the DGCEI, without an adjudication
             much less an SCN, is required to be returned to them
             forthwith.

            15. In the case of Union of India & others vs. M/s. Bundl
         Technologies Private Limited, the Hon'ble Division Bench of this
         Court held as under:-
                                 - 51 -
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         "(I) WHETHER THE AMOUNT PAID DURING
         INVESTIGATION BY THE COMPANY WAS
         VOLUNTARILY PAID, UNDER SECTION 74(5) OF
         THE CGST ACT?

         17.     Section 74 of the Act deals with determination
         of tax not paid or short paid or erroneously refunded
         or input tax credit wrongly availed or utilized by
         reason of fraud or any willful misstatement or
         suppression of facts. The relevant extract of section
         74 reads as under:-
         74. (1) Where it appears to the proper officer that any
         tax has not been paid or short paid or erroneously
         refunded or where input tax credit has been wrongly
         availed or utilised by reason of fraud, or any wilful-
         misstatement or suppression of facts to evade tax, he
         shall serve notice on the person chargeable with tax
         which has not been so paid or which has been so
         short paid or to whom the refund has erroneously
         been made, or who has wrongly availed or utilised
         input tax credit, requiring him to show cause as to
         why he should not pay the amount specified in the
         notice along with interest payable thereon
         under section 50 and a penalty equivalent to the tax
         specified in the notice.
         XXX
         (5) The person chargeable with tax may, before
         service of notice under sub-section (1), pay the
         amount of tax along with interest payable
         under section 50 and a penalty equivalent to fifteen
         per cent. of such tax on the basis of his own
         ascertainment of such tax or the tax as ascertained
         by the proper officer and inform the proper officer in
         writing of such payment.

         Thus Section 74(5) of the Act gives an option to a
         person to make payment of tax, along with interest
         and 15% of penalty on its own ascertainment of the
         tax ascertained by proper officer and inform him in
         writing about such payment.
         18.     It is pertinent to note that a division bench of
         Gujarat High Court in M/S BHUMI ASSOCIATE VS.
         UNION OF INDIA by an interim order directed the
         Central Board Of Indirect Taxes And Customs was
         directed to enforce the following guidelines by issuing
         suitable circular / instructions:
         (1) No recovery in any mode by cheque, cash e-
         payment or adjustment of input tax credit should be
                                  - 52 -
                                                   NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         made at the time of search / inspection proceedings
         under Section 67 of the Central / Gujarat Goods and
         services Tax Act, 2017 under any circumstances.

         (2)    Even if the assessee comes forward to make
         voluntary payment by filing Form DRC 03, the
         assesee should be asked / advised to file such Form
         DRC 03 on the next day after the end of search
         proceedings and after the officers of the visiting team
         have left the premises of the assessee.

         (3)    Facility of filing complaint / grievance after the
         end of search proceedings should be made available
         to the assessee if the assessee was forced to make
         payment in any mode during the pendency of the
         search proceedings.

         (4)    If complaint / grievance is filed by assessee
         and officer is found to have acted in defiance of the
         afore stated directions, then strict disciplinary action
         should be initiated against the concerned officer.

         The guidelines issued by the division bench are
         intended to regulate the powers of officers carrying
         out search and seizure as well as to safeguard the
         interest of the assessee.
         19. The issue which arises for consideration is
         whether amount of Rs.27,51,44,157/- has been paid
         by the company on its own ascertainment under
         section 74(5) of the Act. In the instant case, there is
         no material on record to indicate that the amount of
         Rs.15 Crores and an amount of Rs.12,51,44,157/-
         which were paid at about 4AM and 1PM on
         30.11.2019 and 27.12.2019 respectively were paid on
         admission by the Company about its liability. There is
         no communication in writing from company to the
         proper officer about either self ascertainment or
         admission of liability by company to infer that such a
         payment was made under Section 74(5) of the Act.
         The company intimated the Department vide
         Communication dated 30.11.2019 that it reserves its
         right to claim refund of the amount and the same
         should not be treated as admission of its liability. The
         relevant extract of communication dated 30.11.2019
         reads as under:-

         BUNDL TECHNOLOGIES PRIVATE LIMITED
         Registered Office, 4th Floor, Annex Building, Maruthi
                                                    - 53 -
                                                                          NC: 2025:KHC:40313
                                                                       WP No. 9890 of 2023


     HC-KAR



                     Chambers, Survey No.17/9B, egur Hobli, Roopana
                     Agrahara, Bengaluru, Karnataka, India 560068
                     CIN:U74110KA2013PTC096530
                                                    November 30, 2019
                     To,
                     The Office of the Commissioner,
                     Directorate General of Goods and
                     Service Tax Intelligence, Hyderabad
                     H.No.1-11-222/4, Lane Opp.HDFC Bank
                     Nalli Silks, Begumpet, Hyderabad-500016.
                     Sub: Submission related to investigation
                     Ref: Inspection dt:28/29 November 2019 by DGGSTI
                     Officials at BTPL's offices situated at
                     Bangalore, Gurugram and Hyderabad.

                     Dear Sir,
                     XXXXX
                     As an extension of our goodwill conduct and
                     bonafide, we have deposited INR 15,00,00,000/-
                     (Rupees Fifteen Crores Only) with the Exchequer of
                     Government during the pendency of inspection
                     proceedings. The above deposit is without prejudice
                     to and with full reservation of our rights and
                     contentions to seek necessary refund at the
                     appropriate time and therefore, should not be
                     regarded as an admission of liability. The challan of
                     payment of the aforesaid deposit is enclosed
                     herewith for your ready reference as Annexure E.

                     We assure you of our full co-operation in this matter
                     going forward.

                     20. The company has also reiterated its stand in GST
                     DRC-03 generated on 2.12.2019, the relevant portion
                     of which is reproduced below:

                                     FORM GST DRC - 03
                                  [See Rule 142(2) & 142(3)]
                       Intimation of payment made voluntarily or made
                      against the show cause notice (SCN) or statement
                     ARN:AD291219000080K               Date: 02.12.2019
1.      GSTIN                              29aafcb7707d1zq
2.      Name                               Bundl Technolgies Private Limited
3.      Cause of payment                   Others
4.      Section under which voluntary      Others
        payment is made
5.      Details of show cause notice, if   Reference No.NA                 Date of issue: NA
        payment made within 30 days of
        its issue
                                                           - 54 -
                                                                                 NC: 2025:KHC:40313
                                                                              WP No. 9890 of 2023


     HC-KAR



6.      Financial year                         2017-18
7.      Details of payment made including interest and penalty if applicable (Amount in Rs.)
Sr.N    Tax       Act         Place      Tax   Interest   Penalty   Others    Total   Ledger     Debi    Date of
o       period                of        /                 if                          utilized   t       debit
                              supply    cess              applica                     (Cash /    entry   entry
                                                          ble                         Credit)    No.
1.      Jul       ITST        Karnata   5,05   0.00       0.00      0.00      5,05    Cash       DC2     02/12/2
        2017 -                ka        6,60                                  6,60               9121    019
        Mar                             4.00                                  4.00               9000
        2018                                                                                     3301


                        8. Reasons, if any:
                        The above payment is made as an extension of our
                        goodwill and bonafide. It is without prejudice to and
                        with full reservation of our rights and contentions to
                        seek necessary refund at the appropriate time and
                        therefore should not be regarded as an admission of
                        liability.

                        21. Thus it is evident that payments have not been
                        made admitting the liability. On the other hand, the
                        company reserved its right to seek refund and made
                        it expressly clear that payment of the amount should
                        not be treated as admission of its liability. Besides the
                        aforesaid, there is no material on record to establish
                        that guidelines issued by division bench of High Court
                        of Gujarat were followed.
                        Thus for the aforementioned reasons, the first issue is
                        answered in the negative and it is held that the
                        amount was not paid voluntarily under Section 74(5)
                        of the CGST Act.

                        (II) WHETHER THE AMOUNT WAS RECOVERED
                        FROM THE COMPANY DURING INVESTIGATION
                        UNDER THE COERCION AND THREAT OF
                        ARREST?
                               22. The officers of the Department have power
                        of Inspection, search and seizure u/s 67(1) of CGST
                        Act whereas Section 70 of the Act confers the power
                        on the authority to summon person to give evidence
                        as well as to adduce evidence. The relevant extract
                        of Section 67(1) and Section 70 of the Act read as
                        under:

                        67.        Power of inspection, search and seizure.

                        (1)    Where the proper officer, not below the rank of
                        Joint Commissioner, has reasons to believe that -

                        (a)        a    taxable       person        has      suppressed          any
                                 - 55 -
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         transaction relating to supply of goods or services or
         both or the stock of goods in hand , or has claimed
         input tax credit in excess of his entitlement under this
         Act or has indulged in contravention of any of the
         provisions of this Act or the rules made thereunder to
         evade tax under this Act; or

         (b)      any person engaged in the business of
         transporting goods or an owner or operator of a
         warehouse or a godown or any other place is keeping
         goods which have escaped payment of tax or has
         kept his accounts or goods in such a manner as is
         likely to cause evasion of tax payable under this Act.

         He may authorise in writing any other officer of
         central tax to inspect any places of business of the
         taxable person or the persons engaged in the
         business of transporting goods or the owner or the
         operator of warehouse or godown or any other place.

         70.   Power to summon person to give evidence
         and produce documents.

         (1)     The proper officer under this Act shall have
         power to summon any person whose attendance he
         considers necessary either to give evidence or to
         produce a document or any other thing in any inquiry
         in the same manner, as provided in the case of a civil
         court under the provisions of the Code of Civil
         Procedure, 1908 (5 of 1908).
         (2)     Every such inquiry referred to in sub-section
         (1) shall be deemed to be a "judicial proceedings"
         within the meaning of section 193 and section 228 of
         the Indian Penal Code (45 of 1860).

         23.    In VODAFONE ESSAR SOUTH LTD VS.
         UNION OF INDIA', 2009 (237) ELT 35 (BOM) it was
         held by Division Bench of Bombay High Court that
         without adjudication of liability, during the course of
         an investigation the assessee should not be forced to
         pay any amount. Similar view was taken by Delhi
         High Court in MAKEMYTRIP (INDIA) PVT. LTD. VS.
         UNION OF INDIA, 2016 (44) STR 481 DEL and it
         was held that amount collected during investigation
         proceeding without any adjudication is liable to be
         refunded. In CENTURY KNITTERS (INDIA) LTD. VS.
         UNION OF INDIA', 2013 (293) ELT 504 (P & H) it
         was held that any amount illegally collected cannot
                                      - 56 -
                                                        NC: 2025:KHC:40313
                                                      WP No. 9890 of 2023


HC-KAR



             be retained without issuance of show cause notice
             and adjudication of liability and such amount is liable
             to be refunded. Similar view was taken in
             CONCEPTS GLOBAL IMPEX VS. UNION OF INDIA,
             2019 (365) ELT 32 (P & H).

             24. In the instant case, an investigation was initiated
             by DGGI officers and they entered the premises of
             the Company on 28.11.2019 at 10.30 a.m. in exercise
             of powers u/s 67(1) of CGST Act. On 30.11.2019 at
             about 4.00 a.m., a sum of Rs.15 Crores was
             deposited by the Company under the GST cash
             ledger. Thereafter summons were issued to officers
             of company under section 70 of the Act. The officers
             of the company made a further deposit of
             Rs.12,51,44,157/- at about 1.00 a.m. The aforesaid
             amounts were not deposited under section 74(5) of
             the Act.      The amounts were deposited by the
             company at odd hours, without admitting its liability.
             The company has been regularly filing service tax
             returns. There is no iota of material on record to
             indicate that on the day that the company made
             payment of the amount, any amount was due to the
             department. Therefore, it can safely be inferred that
             payment of the amount was made involuntarily.
             There is also no material on record to hold that any
             threat of arrest was extended to officers of the
             company.
             25. The question whether any threat was extended to
             officers of the company is a question of fact which
             can't be adjudicated in a summary proceeding under
             Article 226 of the Constitution of India. Liberty is
             reserved to the parties to agitate the issue of threat
             and coercion in an appropriate proceeding.
             Accordingly the second issue is answered by stating
             that amounts were paid by the company
             involuntarily."

            16. As can be seen from the aforesaid judgment of this Court,
         the Hon'ble Division Bench also negatived the very same
         contentions urged by the learned counsel for the respondents in
         the present petition that since the adjudication is pending, refund
         should not be ordered. This Court has categorically held that the
         contention of the Department that the amount under deposit must
         be made subject to the outcome of the pending investigation
                                        - 57 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         cannot be accepted. It is therefore clear and evident that in the
         instant case also, the subject amount of INR 1.5 crores collected
         from the petitioner - company by the respondents is in violation of
         Articles 265 and 300-A of the Constitution of India and the same
         deserves to be refunded back to the petitioner.

            17. In view of the aforesaid judgments and the judgment of the
         Hon'ble Division Bench in Bundl Technologies case (supra), I
         am of the considered opinion that in the facts of the instant case, in
         the absence of any material to establish that there was any order
         or adjudication made by the respondents quantifying the amount of
         tax / duty payable by the petitioner as on the date of collecting /
         recovering the same during investigation, the respondents were
         clearly not entitled to recover the same, leading to the sole
         inference that the respondents are liable to refund the amount
         collected by them.

            18. Learned Senior counsel for the petitioner is also correct in
         his submission that in the case of Central Excise vs. KVR
         Construction - 2012(50) VST 469, while construing Section 11B of
         the Central Excise Act, the Hon'ble Division Bench of this Court
         held as under:-


                     "33.     We may also refer hereon a Division
             Bench Judgment of Karnataka High Court in
             Commissioner of Central Excise v. KVR Construction,
             2012 (50) VST 469, where in construing Section 11b,
             Court said that it refer to claim for refund of duty of
             excise only and does not refers to any other amount
             collected without authority of law. That was a case of '
             Service Tax' and Court said as under:

                     " Though under Finance Act, 1994 such
             service tax was payable by virtue of notification, they
             were not liable to pay, as there was exemption to pay
                                 - 58 -
                                                   NC: 2025:KHC:40313
                                                  WP No. 9890 of 2023


HC-KAR



         such tax because of the nature of the institution for
         which they have made construction and rendered
         services. In other words, if the respondent had not
         paid those amounts, the authority could not have
         demanded the petitioner to make such payment. In
         other words, authority lacked authority to levy and
         collect such service tax. In case, the department were
         to demand such payments, petitioner could have
         challenged it as unconstitutional and without authority
         of law. If we look at the conserve, we find mere
         payment    of   amount,   would    not    authorize   the
         department to regularise such payment. When once
         the department had no authority to demand service
         tax from the respondent because of its circular dated:
         17.09.2004, the payment made by the respondent
         company would not partake the character of " Service
         tax" liable to be paid by them. Therefore, mere
         payment made by the respondent will neither validate
         the nature of payment nor the nature of transaction.
         In other words, mere payment of amount would not
         make it a " service tax" payable by them. When once
         there is lack of authority to demand " Service tax"
         from the respondent company, the department lacks
         authority to levy and collect such amount. Therefore,
         it would go beyond their purview to collect such
         amount. When once there is lack of authority to
         collect such service tax by the appellant, it would not
         give them the authority to retain the amount paid by
         the petitioner, which was initially not payable by them.
         Therefore, mere nomenclature will not be an
         embargo on the right of the petitioner to demand
                                           - 59 -
                                                            NC: 2025:KHC:40313
                                                         WP No. 9890 of 2023


HC-KAR



             refund of payment made by them under mistaken
             notion"

             19. The aforesaid judgment of the Hon'ble Division Bench has
         been followed by the Allahabad High Court in the case of
         EBIZ.COM Pvt. Ltd. vs. Commissioner of Central Excise,
         Customs and Service Tax and Others - 2016(9) TMI 1405, in
         order to come to the conclusion that any voluntary payment made
         by the petitioner is in the nature of pre-deposit which was liable to
         be refunded back to the petitioner. As stated supra, in the facts of
         the instant case also that the respondents as regards the recovery
         of aforesaid sum of INR 1.5 crores from the petitioner on
         15.10.2019 is under protest as stated by the respondents
         themselves, there was no order of adjudication nor any other
         proceedings or order which initiated by the respondents, which
         entitled them to recover the said amount from the petitioner in the
         absence of any order of adjudication or any other material in this
         regard, the respondents did not have recover the said amount from
         the petitioner.

             20. Insofar as the contentions urged by the respondents that
         the petitioner ought to have made an application under Section 27
         of the Customs Act is concerned, this very contention was also
         answered against the revenue and in EBIZ.COM's case supra, it is
         held as under:-

             11.       Respondents have filed a counter-affidavit
             stating that petitioner paid " Service tax" voluntarily. It
             is also said that Section 11B of Act, 1944 would not
             be applicable since ' Service Tax' was deposited
             voluntarily and not under protest. It is also said that
             interest was also deposited by petitioner on his own
             since      it   was    his      legal   obligation.   Against
             Commissioner's order dated: 29.08.2012, department
             reviewed        matter and filed appeal before Tribunal
                                         - 60 -
                                                             NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



               which is pending. Since petitioner never filed any
               application for refund in accordance with Section 11B
               (3) of Act, 1944, hence respondents cannot entertain
               any claim of refund, and, no refund claim of
               petitioner, in law is pending with respondents. No
               refund is due, automatically. Moreover, order of
               Commissioner (Appeals) dated: 29.08.2012, is not
               final since appeal is pending before Tribunal. Board's
               Circular   dated:    08.12.2014       deals   with   amount
               deposited under Section           35F while in the present
               case it is Section 11B which will be applicable. Since
               petitioner never filed application as prescribed under
               Section 11B, hence no mandamus for refund is
               permissible.""

     18.      The Co-ordinate Bench of this Court in the case of

Kesar Colour Chem Industries vs. Senior Intelligence Officer

and Another -W.P.No.17853/2021 dated 26.09.2024 held as

under:

               "19.The legal position regarding self ascertainment in terms of
           Section 74(5) of the CGST Act attributed to the petitioner is a
           matter that requires consideration.

               20.In terms of the Scheme of the CGST Act, it must be noticed
           that the assessee has an opportunity even before the service of
           notice under Section 74(1) on the basis of "his own ascertainment
           of such tax or the tax as ascertained by the proper officer", make
           payment and inform the proper officer in writing regarding such
           payment as envisaged under Section 74(5).

               21.Upon such payment, in terms of Section 74(5) of the CGST
           Act, the Proper Officer in terms of Section 74(6) is barred from
                                        - 61 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         serving any notice under sub-section 74(1), though in terms of
         Section 74(7), whether Proper Officer is of the opinion that the
         amount paid under Section 74(5) falls short of the amount payable,
         he shall proceed to issue notice under Section 74(1).

              22. Section 74(7) of the CGST Act states that,

                  "74. Determination of tax not paid or short
              paid or erroneously refunded or input tax credit
              wrongly availed or utilised by reason of fraud or
              any wilful misstatement or suppression of
              facts.--
                  xxxx
                  (7) Where the proper officer is of the opinion that
              the amount paid under sub-section (5) falls short of
              the amount actually payable, he shall proceed to
              issue the notice as provided for in sub-section (1) in
              respect of such amount which falls short of the
              amount actually payable.
                                           (emphasis supplied)


              23.In terms of Section 74(8), once the person chargeable with
         tax pays tax, interest and penalty "... all proceedings in respect of
         the said notice shall be deemed to be concluded."

              24.It must be noted that the payments made by the petitioner
         of Rs.1.00 crore on 31.07.2021 and further amount of Rs.1.50
         crores on 03.08.2021 and even if 'DRC-03 declaration' is taken
         note of, it cannot be stated that in the present case, there is self-
         ascertainment. For the purpose of self-ascertainment, it is clear
         that it amounts to a voluntary determination by the assessee
         himself as regards the liability of tax. In light of the stand taken in
         the Affidavit dated 10.08.2021 and the averments made in the writ
         petition filed on 16.09.2021, this element of voluntariness is absent
         and accordingly, the sine qua non of self-ascertainment is not
         fulfilled.   Though the declaration in Form DRC-03 contains a
         declaration that the filing is voluntary, the facts as noticed above
                                           - 62 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



         are sufficient to construe that such declaration was in fact not
         voluntary.

             25.It is also to be noted that, if the Authority was of the view
         that petitioner had made payments as a part of the process of self-
         ascertainment under Section 74(5) of the CGST Act, the scheme of
         Section 74 contemplates that proceedings would terminate either
         on acceptance of self-ascertainment or if the Authorities were of
         the view that the self-ascertainment and the amount paid under
         Section 74(5) would fall short of the amount actually payable, the
         Authority could in terms of Section 74(7) proceed to issue a notice
         as provided for under Section 74(1) in respect of such amount
         which falls short of the amount actually payable. In the present
         case, the show cause notice issued dated 30.11.2022 would
         clearly indicate that the notice sought to be issued under Section
         74(1) would indicate a fresh and complete adjudication and is not a
         notice as regards short fall of actual tax required to be paid as
         contemplated under Section 74(7) and accordingly, the State itself
         is estopped from contending that there was self-ascertainment.

             26.A perusal of the summary of show cause notice and the
         show cause notice would indicate that the State itself has not
         accepted the self-ascertainment

             27.In light of adjudication still to conclude and notice under
         Section 74(1) of the CGST Act is already issued, the question of
         going back to the stage of 74(5) does not arise, as in terms of
         Section 74(5), the self-ascertainment process is to be completed
         prior to the issuance of notice under Section 74(1), subject to
         issuance of notice under Section 74(7) as regards shortfall.

             28 .If that were to be so, the recovery made pending
         adjudication in the present factual matrix being one which could be
         construed to be a recovery contrary to law and accordingly,
         contrary to Article 265 of the Constitution of India, the amount of
         Rs.2.50 crores is required to be refunded with interest as would be
         applicable in case of refund."
                                         - 63 -
                                                             NC: 2025:KHC:40313
                                                           WP No. 9890 of 2023


HC-KAR



     19. The Division Bench of this Court in The Intelligence

Officer and Another vs. M/s. Kesar Colour Chem Industries

W.A.No.1649/2024 dated 28.01.2025 held as under:

             "27. Having heard the learned counsel for the parties and
         perused the record, the learned Single Judge has allowed the writ
         petition on a finding that the deposit of the amount of
         Rs.1,00,00,000/-    on    31.07.2021      and     Rs.1,50,00,000/-     on
         03.08.2021 cannot be treated as a self-ascertainment as the
         element of voluntariness is absent.           According to the learned
         Single Judge, the sine qua non of self-ascertainment is not fulfilled
         and as such, the payment is under coercion, the same is liable to
         be refunded back to the respondent.

             28. The issue is whether such a conclusion of the learned
         Single Judge is justified?

             29. The submission of Sri. Kamath was as there is no
         allegation that the deposit of the two amounts was under coercion
         and duress, the finding of the learned Single Judge is not
         sustainable. We are not in agreement with the said submission for
         the reason that, the statement of the proprietor of the respondent
         was recorded at 12:30 a.m. on 31.07.2021 after the Officers of the
         appellants visited the office of the respondent at 10:30 a.m. on
         29.07.2021 and continued to be in the office till 23:30 p.m. on
         30.07.2021 and thereafter, also served summons for appearance
         of the proprietor at Bengaluru on 02.08.2024. It is the case of the
         respondent that, he was forced to sign the statement at 12:30 a.m.
         when the Officers were still in office and similarly the statement of
         03.08.2021 was recorded at Bengaluru, to which place the
         proprietor   of   the   respondent      was    summoned.    The      facts
         demonstrate the interference that the recording of statement was
         under the threat, that he shall be arrested. It is also a fact that, one
         deposit was made in the afternoon of 31.07.2021 and the same
                                         - 64 -
                                                             NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



         was after he was issued summons for appearance in Bengaluru on
         02.08.2021 (appeared on 03.08.2021). So in that sense, there was
         likelihood that he may be arrested at Bengaluru if he does not
         deposit the money is writ large. Similarly, second payment was
         made on 03.08.2021 while the proprietor of the respondent was in
         Bengaluru.    So it suggests, the statements were recorded and
         deposits were made under threat and coercion. The statements
         and the payments made cannot be separated nor it can be
         concluded that there is no allegation of threat and coercion for the
         purpose of payment/deposit of the amounts.

             30. Section 74(1) of the CGST Act contemplates that the
         assessee has an opportunity under Section 74(5) to make his own
         ascertainment of tax and deposit the same. The appellants' case is
         that the respondent has deposited the amount upon self-
         ascertainment of tax, which stand is contested by the respondent
         by stating that the       deposit was under threat and coercion,
         otherwise no amount is payable. So, the issue is whether any tax
         is payable at all?    So, pending decision on the issue, can the
         amount remain deposited with the appellants? The answer has to
         be "NO", more so when it is concluded by the learned Single Judge
         that the same was not voluntary, with which we agree.

             31. Having said that, insofar as the affidavit dated 10.08.2021
         is concerned, the plea of Sri. Kamath is, such an affidavit was not
         given to the Authorities and it is for the first time filed along with the
         writ petition with an intention to resile out of the statements made
         to the appellants cannot be relied upon, is unsustainable. This we
         say so because, the only stand of the appellants in the
         appeal/affidavit is, the same is belated. If that be so it is noted, the
         affidavit is dated 10.08.2024 i.e., one week after the statement
         dated 03.08.2024 was made. One week is not a large period to be
         considered as fatal/belated. Learned counsel for the respondent is
         justified in relying upon the judgment of the Delhi High Court in the
         case of Lovelesh Singhal (supra), wherein the Delhi High Court
         has, in paragraphs No.21 to 24, 28 to 32, 35 and 36, held as under:
                                 - 65 -
                                                 NC: 2025:KHC:40313
                                               WP No. 9890 of 2023


HC-KAR



            "21. The next question to be examined is whether
         the petitioner is entitled to reversal of the ITC that
         was debited from his ECL. As noted above, according
         to the petitioner, he was coerced to make the deposit
         of tax by debiting the ECL at 2 : 06 a.m. on October
         8, 2022.

            22. According to the respondents, the concerned
         officers of the Department had reached the principal
         place of business as well as other additional places of
         business at about 4 p.m. on October 7, 2022. The
         respondents state that the petitioner provided access
         to its additional place of business at 3411/249, 2nd
         floor, Hansapuri, Tri Nagar, Delhi but the relevant
         documents were not available at the said place.
         Accordingly, the officers had insisted that the access
         to the principal place of business (Property No. 66,
         Third Floor, Pocket-13, Sector-24, Rohini, Delhi),
         which was closed, be provided. The respondents
         have averred in their counter-affidavit that the
         "petitioner also requested not to break open or seal
         the premises as it would bring bad name to its
         business and the petitioner requested the Officers to
         wait at the additional place of business at Tri Nagar
         till the time keys got arranged by some family
         member at 12 : 30 a.m." According to the
         respondents, the survey and inspection at the
         principal place of business began after 12 : 30 a.m.
         and was concluded at 02 : 30 a.m. on October 8,
         2022.

            23. Admittedly, the petitioner had deposited a
         sum of Rs. 18,72,000 at 2 : 06 a.m. by debiting the
                                  - 66 -
                                                      NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


HC-KAR



         ECL.    Concededly,     the      search    and    inspection
         proceedings were continuing at the material time.

            24. In the given facts, we are inclined to accept
         the petitioner's claim that the deposit was made
         under duress and in compelling circumstances. The
         petitioner    had      been        subjected      to    the
         search/inspection operations way beyond the normal
         business hours. Admittedly, the petitioner was called
         upon to provide copies of various books of account.
         The statement recorded on the said date-which is
         also relied upon by the respondents- clearly indicates
         that the petitioner had provided several documents to
         the concerned officers including the trading account
         for the period April 1, 2022 to October 7, 2022; cash
         book for the period October 1, 2022 to October 7,
         2022; stock group summary as on October 7, 2022;
         copies of the last purchase and sale bills; profit and
         loss account for the period April 1, 2021 to March 31,
         2022; and parties ledger.

            xx xx               xx xx              xx xx

            28. Given the scheme of permitting the taxpayers
         to voluntarily deposit tax prior to issuance of notices
         (either under section 73 or section 74 of the CGST
         Act) to avail of the benefit of absolving themselves
         from the liability to pay penalty either in entirety or in
         excess of 15 per cent. of tax payable as the case
         may be; in cases where the said tax is collected
         under coercion, the same is required to be returned.

            29. It is not necessary to examine in detail any
         controversy whether such payments were made
         voluntarily. Clearly, where a taxpayer turns around
                                   - 67 -
                                                    NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR



         and states that the payments had not been made
         involuntarily and the circumstances prima facie
         indicate so, the taxpayer must be granted the benefit
         of withdrawing such payments. Obviously, in such
         cases, the taxpayer would forfeit immunity from levy
         of any penalty and the concerned authorities are not
         precluded from proceeding against the taxpayer in
         respect of any default and to the full extent as
         permissible under law.

            30. It is relevant to note that the payment of tax
         on a self-ascertainment basis would necessarily
         require acceptance of the grounds on which such
         payments had been made. In the present case, it
         would be necessary for the petitioner to acknowledge
         the underlying liability on account of which the tax is
         paid. This is also required to be acknowledged by the
         respondents.

            31. However, in the present case the petitioner
         has disputed that he is liable to pay any tax. There is
         no determination of the petitioner's liability to pay tax.
         Clearly, in such circumstances, the tax deposited by
         the petitioner cannot be considered as voluntary and
         within the scheme of section 73(5) of the CGST Act.

            32. It is also important to note that the requisite
         procedure under rule 142 of the CGST Rules has
         also not    been complied with. Admittedly, the
         respondents have not issued any acknowledgement
         accepting the payment made by the petitioner in form
         GST DRC-04 as required under the CGST Rules. In
         Vallabh Textiles v. Senior Intelligence Officer [(2023)
         120 GSTR 213 (Delhi); 2022 SCC OnLine Del 4508.]
                                  - 68 -
                                                        NC: 2025:KHC:40313
                                                  WP No. 9890 of 2023


HC-KAR



         , a Co-ordinate Bench had held that failure to follow
         the prescribed procedure would also lead to the
         conclusion that the deposit made by the taxpayer was
         not voluntary.

            xx xx               xx xx            xx xx

            35. However, it appears that the said directions
         have not been implemented. In Vallabh Textiles v.
         Senior Intelligence Officer [(2023) 120 GSTR 213
         (Delhi); 2022 SCC OnLine Del 4508.] , a Co-ordinate
         Bench of this Court had respectfully concurred with
         the aforesaid directions.

            36. The Central Board of Indirect Taxes and
         Customs      (CBIC)   has      also   issued    instructions
         emphasizing that the tax must be collected only after
         following the due process of law. The relevant extract
         of the said instructions dated May 25, 2022 are set
         out below:

              "3. It is further observed that recovery of taxes not
         paid or short paid, can be made under the provisions
         of section 79 of the CGST Act, 2017 only after
         following due legal process of issuance of notice and
         subsequent confirmation of demand by issuance of
         adjudication order. No recovery can be made unless
         the amount becomes payable in pursuance of an
         order passed by the adjudicating authority or
         otherwise becomes payable under the provisions of
         CGST Act and rules made therein. Therefore, there
         may not arise any situation where 'recovery' of the tax
         dues has to be made by the tax officer from the
         taxpayer during the course of search, inspection or
         investigation, on account of any issue detected during
         such proceedings. However, the law does not bar the
         taxpayer from voluntarily making payment of any tax
         liability ascertained by him or the tax officer in respect
         of such issues, either during the course of such
         proceedings or subsequently.
                                          - 69 -
                                                             NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


 HC-KAR



                      4. Therefore, it is clarified that there may not be
                any circumstance necessitating 'recovery' of tax dues
                during the course of search or inspection or
                investigation proceedings...".


                31. The judgment was sought to be distinguished by Sri.
            Kamath by stating the statements which were recorded in the relied
            upon case were in the midnight and it is on that basis, the Court
            has come to the conclusion that the deposits made were under
            coercion and duress. The said submission is not appealing. The
            Court need to look into the facts in totality to come to a conclusion
            whether there was threat and coercion resulting in the statements
            recorded and also the deposits made. On a cumulative reading of
            the facts of this case, we are of the view that the learned Single
            Judge is right in coming to a conclusion in paragraphs No.24 and
            28 of the impugned order which we have reproduced above that
            the payments were recovery and were contrary to law.

                32. Insofar as the submission of Sri. Kamath as the writ petition
            involved disputed question of facts, the same could not have been
            gone into in proceedings under Article 226 of the Constitution of
            India is concerned, there is no dispute on the proposition advanced
            by Sri. Kamath, but the said proposition may not be applicable in
            the case in hand in view of the undisputed facts noted by the
            learned    Single   Judge   that   payments   made     were   during
            investigation both at Mumbai and Bengaluru.

                In the facts of the case we are of the view that, writ appeal is
            devoid of merits and the same is liable to be dismissed. It is
            ordered accordingly."



      20.      In Vallabh Textiles's case supra , the Division Bench

of the Delhi High Court held as under:
                                       - 70 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



         24. Having heard the learned counsel for the parties, it is quite
         evident, that the issue at hand can only be determined, having
         regard to the circumstances in which the aforementioned amount
         was deposited.

         24.1 In this context, one would have to bear in mind, the
         safeguards, that the law has put in place.

         25. The 2017 Act and the 2017 Rules made therein, do make
         provisions for enabling a person chargeable with tax to pay tax,
         along with interest, before being served with a notice for payment
         of tax, which either has not been paid or short paid or erroneously
         refunded or where input tax credit has been wrongly availed or
         utilized for any reason.

         25.1 Thus, if the person chargeable with tax takes recourse to such
         a route, the proper officer is restrained from serving any
         notice qua tax or penalty under the provisions of the 2017 Act or
         the 2017 Rules framed thereunder, unless the amount which is
         self-ascertained by the person chargeable with tax falls short of the
         amount payable as per law.

         25.2 This leeway is also available, where the person chargeable
         with tax is served with a show cause notice and pays the tax, along
         with interest, under Section 50 of the 2017 Act within thirty [30]
         days of the issue of the show-cause notice. In such eventuality, a
         penalty is not leviable, and all proceedings in respect of such
         notice are deemed to be concluded.

         26. This regime is set out in Section 73 of the 2017 Act.

         27. Broadly, this regime also applies, where a notice has been
         issued under sub-section (1) of Section 73, and the proper officer
         serves a statement containing details of tax not paid or short paid
         or erroneously refunded or input tax credit wrongly availed or
         utilized for such periods other than those covered under sub-
         section (1) of Section 73.
                                        - 71 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         27.1 The important aspect to be kept in mind, is that the regime
         given in Section 73 of the Act operates in cases which do not
         involve fraud or wilful-misstatement or suppression of facts to
         evade tax.

         28. In cases which involve one or more of the aforementioned
         ingredients i.e., fraud, wilful misstatement or suppression of facts to
         evade tax, para materia provisions are contained in Section 74 of
         the 2017 Act, with small variations.

         28.1 In these cases as well, latitude has been given to the person
         chargeable with tax, to pay monies towards tax, along with interest,
         based on self-ascertainment, before issuance of notice under sub-
         section (1) of Section 74 of the 2017 Act, with a caveat that fifteen
         per cent of such self-ascertained tax is required to be paid by way
         of penalty.

         28.2 The penalty amount increases if amounts towards tax and
         interest are paid by the person chargeable with tax within thirty [30]
         days of the notice being issued by the proper officer under sub-
         section (1) of Section 74 of the 2017 Act. The person concerned is
         required to pay a penalty at the rate of twenty-five per cent within
         the aforesaid timeframe i.e., 30 days, upon which all proceedings
         in respect of such notice are deemed to be concluded.

         29. These provisions have to be read alongside Rule 142, found in
         Chapter XVIII of the 2017 CGST Rules.

         29.1 The said chapter       bears      the heading "Demands        and
         Recovery".

         30. Sub-rule (1) of Rule 142 of the 2017 Rules makes a provision
         for service of notice for raising a demand for recovery of tax; a
         provision which we are not concerned with in this matter, as it is
         not the case of the official respondents/revenue that a notice was
         served.
                                       - 72 -
                                                             NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         30.1 Besides this, the two sub-rules which are, perhaps, relevant
         are sub-rule (1A) and (2) of Rule 142, as they relate to the steps
         required to be taken before service of notice on the person
         chargeable with tax, interest and penalty under sub-section (1) of
         Section 73, or under sub-section (1) of Section 74 of the 2017 Act.

         31. Under sub-rule (1A) of Rule 142 of the 2017 Rules, where a
         proper officer, before service of notice under section 73(1) or
         Section 74(1) of the 2017 Rules seeks to communicate details of
         tax, interest or penalty, he is required to do so in the prescribed
         form i.e., via Part A of Form GST DRC-01A.

         31.1 Where, however, before service of notice or statement, the
         person chargeable with tax, based on self-ascertainment, seeks to
         make payment of tax and interest, in consonance with the leeway
         given under sub-section (5) of Section 73 [which relates to cases
         not involving fraud, wilful misstatement or suppression of facts to
         evade tax] or as the case may be, the payment of tax, interest and
         penalty under sub-section (5) of Section 74 [which relates to cases
         involving fraud, wilful misstatement or suppression of facts to
         evade tax], he is required to inform the proper officer of such
         payment made in the prescribed form i.e., GST DRC-03.

         31.2 The proper officer thereafter, is required to issue an
         acknowledgement, accepting the payment made by the person,
         also in the prescribed form i.e., GST DRC-04.

         31.3 This is also required to be done [i.e., the acknowledgement of
         acceptance of payment] where tax, interest and penalty are
         ascertained by the proper officer, under Rule 142(1A).

         32. Clearly, the facts which have emerged, disclose that although
         payments were made in the prescribed form i.e., GST DRC-03, no
         document    has    been   placed      on   record    by   the   official
         respondents/revenue, demonstrating acknowledgement of having
         accepted the payment.
                                       - 73 -
                                                          NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         32.1 Therefore, the stand taken before us by the official
         respondents/revenue, that this was a voluntary payment, based on
         self-ascertainment of tax, interest and penalty, is not established,
         as the regime incorporated under the provisions of Section 73/74 of
         the 2017 Act and the 2017 Rules, adverted to hereinabove, has not
         been adhered to.

         33. Besides this, the following circumstances reveal, that the
         amounts deposited [the cumulative sum being Rs. 1,80,10,000/-]
         did not have an element of voluntariness attached to it.

         33.1 There is no dispute, that Rs. 1,80,10,000/- was deposited in
         four (4) tranches in the prescribed format i.e., GST DRC-03, on the
         dates and at the time set forth hereinbelow:

         -- Rs. 35,00,000/- vide Form GST DRC-03 dated 17-2-2022 at
         01:28 AM

         -- Rs. 1,00,00,000 vide Form GST DRC-03 dated 17-2-2022 at
         02:15 AM

         -- Rs. 20,25,000/- vide Form GST DRC-03 dated 17-2-2022 at
         05:04 AM

         -- Rs. 24,85,000/- vide Form GST DRC-03 dated 17-2-2022 at
         07:03 AM

         34. It is also not in dispute, that the search proceedings
         commenced on 16-2-2022 at about 03:30 PM and were concluded
         on the following day i.e., 17-2-2022 at 09:30 A.M.

         35. The fact, that deposits were made [during the early hours of 17-
         2-2022] when the search had not concluded, would show that the
         payments were not voluntary. The deposits made were not aligned
         with provisions of sub-section (5) of Section 73 or sub-section (5)
         of Section 74.

         36. As noted above, if the payments/deposits were voluntary, then
         an acknowledgement of having received the payment should
                                        - 74 -
                                                           NC: 2025:KHC:40313
                                                         WP No. 9890 of 2023


HC-KAR



         emanate from the proper officer, as mandated in the prescribed
         form i.e., GST DRC-04, as prescribed under sub-section (2) of
         Rule 142 of the 2017 Rules.

         36.1 The official respondents/revenue, in our opinion, have not
         been able to discharge this burden.

         37. The malaise of officials seeking to recover tax dues (in contrast
         to voluntary payments being made by assesses towards tax dues)
         during search, inspection or investigation was sought to be
         addressed by the GST- Investigation, CBIC via Instruction No.
         01/2022-2023 dated 25-5-2022. For the sake of convenience, the
         said instruction is extracted hereafter:

                                                    "Date:25th May, 2022

             Instruction No. 01/2022-23 [GST - Investigation]
             Subject: Deposit of tax during the course of search,
             inspection or investigation- reg.

             1. During the course of search, inspection or
             investigation, sometimes the taxpayers opt for
             deposit of their partial or full GST liability arising out
             of the issue pointed out by the department during the
             course of such search, inspection or investigation by
             furnishing DRC-03. Instances have been noticed
             where some of the taxpayers after voluntarily
             depositing GST liability through DRC-03 have alleged
             use of force and coercion by the officers for making
             'recovery' during the course of search or inspection or
             investigation. Some of the taxpayers have also
             approached Hon'ble High Courts in this regard.

             2. The matter has been examined. Board has felt the
             necessity to clarify the legal position of voluntary
             payment of taxes for ensuring correct application of
             law and to protect the interest of the taxpayers. It is
             observed that under CGST Act, 2017 a taxpayer has
             an option to deposit the tax voluntarily by way of
             submitting DRC-03 on GST portal. Such voluntary
             payments are initiated only by the taxpayer by
                                  - 75 -
                                                    NC: 2025:KHC:40313
                                                 WP No. 9890 of 2023


HC-KAR



         logging into the GST portal using its login id and
         password. Voluntary payment of tax before issuance
         of show cause notice is permissible in terms of
         provisions of Section 73(5) and Section 74 (5) of the
         CGST Act, 2017. This helps the taxpayers in
         discharging their admitted liability, self-ascertained or
         as ascertained by the tax officer, without having to
         bear the burden of interest under section 50 of CGST
         Act, 2017 for delayed payment of tax and may also
         save him from higher penalty imposable on him
         subsequent to issuance of show cause notice under
         section 73 or Section 74, as the case may be.

         3. It is further observed that recovery of taxes not
         paid or short paid, can be made under the provisions
         of Section 79 of CGST Act, 2017 only after following
         due legal process of issuance of notice and
         subsequent confirmation of demand by issuance of
         adjudication order. No recovery can be made unless
         the amount becomes payable in pursuance of an
         order passed by the adjudicating authority or
         otherwise becomes payable under the provisions of
         CGST Act and rules made therein. Therefore, there
         may not arise any situation where "recovery" of the
         tax dues has to be made by the tax officer from the
         taxpayer during the course of search, inspection or
         investigation, on account of any issue detected during
         such proceedings. However, the law does not bar the
         taxpayer from voluntarily making payment of any tax
         liability ascertained by him or the tax officer in respect
         of such issues, either during the course of such
         proceedings or subsequently.

         4. Therefore, it is clarified that there may not be any
         circumstance necessitating `recovery' of tax dues
         during the course of search or inspection or
         investigation proceedings. However, there is also no
         bar on the taxpayers for voluntarily making the
         payments on the basis of ascertainment of their
         liability on non-payment/ short payment of taxes
         before or at any stage of such proceedings. The tax
         officer should however, inform the taxpayers
                                      - 76 -
                                                       NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


HC-KAR



            regarding the provisions of voluntary tax payments
            through DRC-03.

            5. Pr. Chief Commissioners/Chief Commissioners,
            CGST Zones and Pr. Director General, DGGI are
            advised that in case, any complaint is received from a
            taxpayer regarding use of force or coercion by any of
            their officers for getting the amount deposited during
            search or inspection or investigation, the same may
            be enquired at the earliest and in case of any
            wrongdoing on the part of any tax officer, strict
            disciplinary action as per law may be taken against
            the defaulting officers.

                                           (Vijay Mohan Jain)
                                 Commissioner (GST-Inv.), CBIC"

         38. It appears that this Instruction was issued by the GST-
         Investigation Wing, CBIC, in the backdrop of an order dated 16-2-
         2021, passed by the Gujarat High Court in the matter of Bhumi
         Associate v. Union of India [2021] 124 taxmann.com 429/46 GSTL
         36/84 GST 634, whereby the following wholesome directions were
         issued-

            "The Central Board of Indirect Taxes and Customs as
            well as the Chief Commissioner of Central/State Tax
            of the State of Gujarat are hereby directed to issue
            the following guidelines by way of suitable
            circular/instructions:

            (1) No recovery in any mode by cheque, cash, e-
            payment or adjustment of input tax credit should be
            made at the time of search/inspection proceedings
            under section 67 of the Central/Gujarat Goods and
            Services Tax Act, 2017 under any circumstances.

            (2) Even if the assessee comes forward to make
            voluntary payment by filing Form DRC-03, the
            assessee should be asked/ advised to file such Form
            DRC-03 on the next day after the end of search
            proceedings and after the officers of the visiting team
            have left the premises of the assessee.
                                       - 77 -
                                                            NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



             (3) Facility of filing [a] complaint/ grievance after the
             end of search proceedings should be made available
             to the assessee if the assessee was forced to make
             payment in any mode during the pendency of the
             search proceedings.

             (4) If complaint/ grievance is filed by assessee and
             officer is found to have acted in defiance of the afore-
             stated directions, then strict disciplinary action should
             be initiated against the concerned officer."

            38.1 It is important to note, that while in line with the directions
         contained   in Bhumi    Associate,    (supra)    the   aforementioned
         Instruction i.e., Instruction No. 01/2022-2023 dated 25-5-2022 inter
         alia, provides, as noticed above, that no recovery of tax should be
         made during search, inspection or investigation unless it is
         voluntary- it does not elaborate on various modes for collection
         adopted in such circumstances, for example via cheque, cash, e-
         payment or even via adjustment of input tax credit.

         39. Furthermore, the Instruction falls short, inasmuch as it
         sidesteps   direction   number       two   (2)   contained   in Bhumi
         Associate (supra) which states that even if the assessee comes
         forward to make voluntary payment in the prescribed form i.e., GST
         DRC-03, he/she should be advised to file the same the day after
         the search has ended and the concerned officers have left the
         premises of the assessee.

         39.1 Clearly, the aforementioned direction, issued by the Gujarat
         High Court as far back as on 16-2-2021, is binding on the official
         respondents/revenue, which was not followed in the instant case.

         39.2 The violation of the safeguards put in place by the Act, Rules
         and by the Court, to ensure that unnecessary harassment is not
         caused to the assessee, required adherence by the official
         respondents/revenue, as otherwise, the collection of such amounts
         towards tax, interest and penalty would give it a colour of coercion,
         which is not backed by the authority of law.
                                        - 78 -
                                                            NC: 2025:KHC:40313
                                                         WP No. 9890 of 2023


HC-KAR



         40. In this case, the argument of Mr Kumar, that the objection
         concerning the amounts deposited was raised only after the
         summon dated 13-4-2022 was issued, in our opinion, would not
         help the cause of the official respondents/revenue. The reason is,
         that if a procedure is prescribed under a statute or by law, that is,
         via dicta contained in a judgment, it has to be followed to the tee.

         40.1 Failure to follow the prescribed procedure will, as in this case,
         have us conclude that the deposit of tax, interest and penalty was
         not voluntary.

         41. The reason that the officers of the official respondents/revenue
         have been asked, perhaps, to have the amounts deposited the day
         after the search is concluded, is, to also give space to the
         concerned person to seek legal advice, and only thereafter deposit
         tax, interest and penalty, wherever applicable, upon a proper self-
         ascertainment.

         41.1 Undoubtedly, in this case, no such elbowroom was made
         available.

         Conclusion:

         42. Therefore, as alluded to hereinabove, we are persuaded to
         hold, that the aforementioned amounts which were deposited on
         behalf   of   the   petitioner-concern,   lacked    an   element       of
         voluntariness.

         43. Given this position, we are inclined to direct the official
         respondents/revenue to return Rs. 1,80,10,000/- to the petitioner-
         concern, along with interest at the rate of 6% (simple) per annum.

         44. The interest will run from 17-2-2022 till the date of payment.

         45. The amount will be remitted to the petitioner-concern within ten
         [10] days of receipt of copy of the judgment.

         46. Since we are in respectful agreement with the directions
         contained in Bhumi Associate (supra) we direct the CBIC to align
                                       - 79 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



         Instruction No. 01/2022-2023 dated 25-5-2022 with the directions
         issued by the Gujarat High Court in Bhumi Associate (supra)."



      21. In Lovlesh Singhal's case supra, the Division Bench of

the Delhi High Court held as under:

         "21. The next question to be examined is whether the petitioner is
         entitled to reversal of the ITC that was debited from his ECL. As
         noted above, according to the petitioner, he was coerced to make
         the deposit of tax by debiting the ECL at 2:06 am on 8-10-2022.

         22. According to the respondents, the concerned officers of the
         department had reached the principal place of business as well as
         other additional places of business at about 4 pm on 7-10-2022.
         The respondents state that the petitioner provided access to its
         additional place of business at 3411/249, 2nd floor, Hansapuri, Tri
         Nagar, Delhi but the relevant documents were not available at the
         said place. Accordingly, the officers had insisted that the access to
         the principal place of business (Property No. 66, Third Floor,
         Pocket-13, Sector-24, Rohini, Delhi), which was closed, be
         provided. The respondents have averred in their counter affidavit
         that the "Petitioner also requested not to break open or seal the
         premises as it would bring bad name to its business and the
         Petitioner requested the Officers to wait at the additional place of
         business at Tri Nagar till the time keys got arranged by some family
         member at 12:30 AM." According to the respondents, the survey
         and inspection at the principal place of business began after 12:30
         am and was concluded at 02:30 am on 8-10-2022.

         23. Admittedly, the petitioner had deposited a sum of Rs.
         18,72,000/- at 2:06 am by debiting the ECL. Concededly, the
         search and inspection proceedings were continuing at the material
         time.
                                       - 80 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



         24. In the given facts, we are inclined to accept the petitioner's
         claim that the deposit was made under duress and in compelling
         circumstances. The petitioner had been subjected to the
         search/inspection operations way beyond the normal business
         hours. Admittedly, the petitioner was called upon to provide copies
         of various books of accounts. The statement recorded on the said
         date - which is also relied upon by the respondents - clearly
         indicates that the petitioner had provided several documents to the
         concerned officers including the Trading Account for the period 1-
         4-2022 to 7-10-2022; Cash Book for the period 1-10-2022 to 7-10-
         2022; Stock group summary as on 7-10-2022; copies of the last
         purchase and sale bills; profit and loss account for the period 1-4-
         2021 to 31-3-2022; and parties ledger.

         25. It is important to note that the said statement does not indicate
         that there was any admission that the petitioner had wrongfully
         availed ITC.

         26. Undisputedly, a taxpayer has an option to voluntarily pay tax on
         a self-ascertainment basis prior to issuance of a show cause
         notice. In terms of section 73(5) of the CGST Act, a person
         chargeable to tax may before service of a notice under section
         73(1) of the CGST Act or prior to the statement under section 73(3)
         of the CGST Act, pay an amount of tax along with interest payable
         thereon under section 50 of the CGST Act and inform the proper
         officer of such payment in writing. In such eventuality, in terms of
         Section 73(6) of the CGST Act, no notice is required under section
         73(1) of the CGST Act to be served by the proper officer in respect
         of the tax paid or any penalty payable under the provisions of the
         CGST Act. However, in terms of Section 73(7) of the CGST Act, if
         the tax paid falls short of the tax payable, the proper officer can
         issue the show cause notice in respect of the shortfall. Sub-
         sections (5), (6) and (7) of Section 73 of the CGST Act are set out
         below:
                                        - 81 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



             "73. Determination of tax not paid or short paid or
             erroneously refunded or ITC wrongly availed or
             utilised for any reason other than fraud or any willful-
             misstatement or suppression of facts.--

                               **               **                 **
             (5) The person chargeable with tax may, before
             service of notice under sub-section (1) or, as the case
             may be, the statement under sub-section (3), pay the
             amount of tax along with interest payable thereon
             under section 50 on the basis of his own
             ascertainment of such tax or the tax as ascertained
             by the proper officer and inform the proper officer in
             writing of such payment.

             (6) The proper officer, on receipt of such information,
             shall not serve any notice under sub-section (1) or, as
             the case may be, the statement under sub-section
             (3), in respect of the tax so paid or any penalty
             payable under the provisions of this Act or the CGST
             Rules made thereunder.

             (7) Where the proper officer is of the opinion that the
             amount paid under sub-section (5) falls short of the
             amount actually payable, he shall proceed to issue
             the notice as provided for in sub-section (1) in respect
             of such amount which falls short of the amount
             actually payable"

         27. It is clear from the above that the provisions of Sub-sections (5)
         and (6) of Section 73 of the CGST Act are for the benefit of a
         taxpayer who voluntarily pays tax on his own ascertainment prior to
         issuance of any show cause notice and thus, absolves himself of
         liability to pay penalty in respect of the tax paid. Sub-section (5) of
         Section 74 of the CGST Act is in somewhat similar terms except
         that the taxpayer is also required to pay penalty equivalent to 15%
         along with tax deposited on the basis of his own ascertainment.
         The provisions of Sub-sections 73(5) and 74(5) of the CGST Act
         are not provisions under which the Department can compel a
         taxpayer to deposit tax.
                                        - 82 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         28. Given the scheme of permitting the taxpayers to voluntarily
         deposit tax prior to issuance of notices (either under section 73 or
         Section 74 of the CGST Act) to avail of the benefit of absolving
         themselves from the liability to pay penalty either in entirety or in
         excess of 15% of tax payable as the case may be; in cases where
         the said tax is collected under coercion, the same is required to be
         returned.

         29. It is not necessary to examine in detail any controversy whether
         such payments were made voluntarily. Clearly, where a taxpayer
         turns around and states that the payments had not been made
         involuntarily and the circumstances prima facie indicate so, the
         taxpayer must be granted the benefit of withdrawing such
         payments. Obviously, in such cases, the taxpayer would forfeit
         immunity from levy of any penalty and the concerned authorities
         are not precluded from proceeding against the taxpayer in respect
         of any default and to the full extent as permissible under law.

         30. It is relevant to note that the payment of tax on a self-
         ascertainment basis would necessarily require acceptance of the
         grounds on which such payments had been made. In the present
         case, it would be necessary for the petitioner to acknowledge the
         underlying liability on account of which the tax is paid. This is also
         required to be acknowledged by the respondents.

         31. However, in the present case the petitioner has disputed that
         he is liable to pay any tax. There is no determination of the
         petitioner's liability to pay tax. Clearly, in such circumstances, the
         tax deposited by the petitioner cannot be considered as voluntary
         and within the scheme of section 73(5) of the CGST Act.

         32. It is also important to note that the requisite procedure under
         Rule 142 of the CGST Rules has also not been complied with.
         Admittedly,    the    respondents      have     not    issued     any
         acknowledgement accepting the payment made by the petitioner in
         Form GST DRC-04 as required under the CGST Rules. In Vallabh
         Textiles (supra), a Coordinate Bench had held that failure to follow
                                       - 83 -
                                                          NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



         the prescribed procedure would also lead to the conclusion that the
         deposit made by the taxpayer was not voluntary.

         33. In Bhumi Associate (supra), the Gujarat High Court had issued
         a following directions to obviate any complaints of officers coercing
         taxpayers to deposit tax during search proceedings:

             "The Central Board of Indirect Taxes and Customs as
             well as the Chief Commissioner of Central/State Tax
             of the State of Gujarat are hereby directed to issue
             the following guidelines by way of suitable
             circular/instructions:

             (1) No recovery in any mode by cheque, cash, e-
             payment or adjustment of input tax credit should be
             made at the time of search/inspection proceedings
             under section 67 of the Central/Gujarat Goods and
             Services Tax Act, 2017 under any circumstances.

             (2) Even if the assessee comes forward to make
             voluntary payment by filing Form DRC-03, the
             assessee should be asked/advised to file such Form
             DRC-03 on the next day after the end of search
             proceedings and after the officers of the visiting team
             have left the premises of the assessee.

             (3) Facility of filing complaint/grievance after the end
             of search proceedings should be made available to
             the assessee if the assessee was forced to make
             payment in any mode during the pendency of the
             search proceedings.

             (4) If complaint/grievance is filed by assessee and
             officer is found to have acted in defiance of the afore-
             stated directions, then strict disciplinary action should
             be initiated against the concerned officer."

         34. In terms of the aforesaid directions, the concerned officers
         were required to advise the taxpayer, who come forward to deposit
         tax during the course of search proceedings, that he should do so
         on the next day after the proceedings have been concluded.
                                         - 84 -
                                                             NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



         35. However, it appears that the said directions have not been
         implemented. In Vallabh Textiles (supra), a Coordinate Bench of
         this Court had respectfully concurred with the aforesaid directions.

         36. The Central Board of Indirect Taxes and Customs (CBIC) has
         also issued instructions emphasizing that the tax must be collected
         only after following the due process of law. The relevant extract of
         the said instructions dated 25-5-2022 are set out below:

             "3. It is further observed that recovery of taxes not
             paid or short paid, can be made under the provisions
             of Section 79 of CGST Act, 2017 only after following
             due legal process of issuance of notice and
             subsequent confirmation of demand by issuance of
             adjudication order. No recovery can be made unless
             the amount becomes payable in pursuance of an
             order passed by the adjudicating authority or
             otherwise becomes payable under the provisions of
             CGST Act and rules made therein. Therefore, there
             may not arise any situation where "recovery" of the
             tax dues has to be made by the tax officer from the
             taxpayer during the course of search, inspection or
             investigation, on account of any issue detected during
             such proceedings. However, the law does not bar the
             taxpayer from voluntarily making payment of any tax
             liability ascertained by him or the tax officer in respect
             of such issues, either during the course of such
             proceedings or subsequently.

             4. Therefore, it is clarified that there may not be any
             circumstance necessitating 'recovery' of tax dues
             during the course of search or inspection or
             investigation proceedings......".

         37. It is clear from the above, that it is impermissible for the officers
         to pressurize the taxpayers to pay tax without following the
         requisite procedure, notwithstanding that it may be apparent that
         such tax is due and payable.

         38. The reliance placed on behalf of the respondents on the
         decision of the Kerala High Court in Suresh Kumar P.P. (supra) is
                                        - 85 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         of little assistance to the respondents as in that case, the Court had
         concluded that the cheque issued by the taxpayer was voluntary
         and was sanctioned by the statute and the CGST Rules made
         thereunder.

         39. It was contended on behalf of the respondents that since the
         petitioner had not retracted his statement, it was not open for the
         petitioner to claim that the payments made were not voluntary.
         There is no factual foundation for the said contention. A plain
         reading of the statement of the petitioner as recorded on 7-10-2022
         does not indicate that he had acknowledged the liability to pay any
         tax or that he had availed ITC contrary to law. On the contrary, the
         petitioner had disputed that there was any mismatch in the returns
         filed for the period 2017-18 and 2022-23. The respondents rely on
         paragraph 14 of the said statement, which reads as under:

             "14. That the visiting team has informed that the
             following inward supply dealers have been cancelled
             suomoto from the date of registration:

             1. M/s. Samridhi exports (07AFGPY9258P2Z7) ITC
             Rs. 18,72,000/-"

         40. The above statement cannot be read as acknowledgment of
         any liability to pay ITC. It merely records that the visiting team had
         informed the petitioner that the registration of the supplier, M/s
         Samridhi Exports had been cancelled. The same cannot be read
         as the petitioner acknowledging that he was liable to reverse the
         ITC in respect of purchases made from the said dealer.

         41. In view of the above, the reliance placed by the respondents on
         the decision of this Court in M/s RCI Industries and Technologies
         and Technologies Ltd. Through its Director Rajeev Gupta (supra) is
         also misplaced. In that case, the assessee's claim that he was
         coerced to make the statement was doubted on the ground that the
         petitioner had not retracted the same. The said decision has no
         relevance in the facts of this case.
                                           - 86 -
                                                              NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


 HC-KAR



          42. The       decision   of    the   Gujarat   High     Court    in S.S.
          Industries (supra) is also of little assistance to the respondents. In
          that case, there were serious allegations against the petitioner,
          which were set out in the counter affidavit. The Court had set out
          the said allegations and in paragraph 71 of the said decision, noted
          that none of the said averments made in the counter affidavit, were
          refuted. As stated hereinbefore, in the present case, there is no
          acknowledgement by the petitioner that he had wrongfully availed
          of the ITC.

          43. In view of the above, we direct the respondents to reverse the
          ITC of Rs. 18,72,000/- deposited by the petitioner on 8-10-2022
          and forthwith credit the same in his ECL."



      22. In Mahaveer Singh's case supra, the Division Bench

of the Delhi High Court held as under:

          "5. As per the Petitioner, pre-typed statement were printed by the
          officers of the Respondents from the Petitioner's computer and
          Petitioner was coerced to sign the same. Thereafter Petitioner was
          made to deposit an amount of Rs. 35,00,000/- (Rupees Thirty Five
          Lakhs only) by way of reversal of Input Tax Credit before the
          search team left the premises of the Petitioner. The said amount
          was paid vide FORM GST DRC-03.

          6. Learned counsel for the petitioner relies upon the decision dated
          20.12.2022      in   W.P.(C)    9834/2022/Vallabh     Textiles v. Senior
          Intelligence Officer [2022] 145 taxmann.com 596/95 GST 751/70
          GSTL 3 (Delhi) titled wherein it was held that if the petitioner is
          coerced to make a deposit in an involuntary manner then the
          Petitioner is entitled to refund the said amount along with interest.

          7. Learned counsel for petitioner submits that the deposit being
          made during course of search in the presence of the official, could
          not be termed a voluntarily deposit. He further submits that the
                                       - 87 -
                                                            NC: 2025:KHC:40313
                                                       WP No. 9890 of 2023


HC-KAR



         petitioner was not given an opportunity to explain about the
         transactions and the stock position in question.

         8. Per contra learned counsel for respondents submits that there
         was no coercion, and the amount was voluntarily deposited by the
         petitioner. He further submits that recovery proceedings under
         Section 73 of the Central Goods and Services Tax Act 2017 have
         been initiated by issuance of a Show Cause Notice and
         proceedings are underway.

         9. It would be apposite herein to quote the decision in the case of
         Vallabh Textiles v. Senior Intelligence Officer (supra). A Co-
         ordinate bench of this court held as under:

             "51. The 2017 Act and the 2017 Rules made therein,
             do make provisions for enabling a person chargeable
             with tax to pay tax, along with interest, before being
             served with a notice for payment of tax, which either
             has not been paid or short paid or erroneously
             refunded or where input tax credit has been wrongly
             availed or utilized for any reason.

             52. Thus, if the person chargeable with tax takes
             recourse to such a route, the proper officer is
             restrained from serving any notice qua tax or penalty
             under the provisions of the 2017 Act or the 2017
             Rules framed thereunder, unless the amount which is
             selfascertained by the person chargeable with tax
             falls short of the amount payable as per law.

             53. This leeway is also available, where the person
             chargeable with tax is served with a show cause
             notice and pays the tax, along with interest, under
             Section 50 of the 2017 Act within thirty [30] days of
             the issue of the show-cause notice. In such
             eventuality, a penalty is not leviable, and all
             proceedings in respect of such notice are deemed to
             be concluded.

             54. This regime is set out in Section 73 of the 2017
             Act.
                                 - 88 -
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         55. Broadly, this regime also applies, where a notice
         has been issued under sub-section (1) of Section 73,
         and the proper officer serves a statement containing
         details of tax not paid or short paid or erroneously
         refunded or input tax credit wrongly availed or utilized
         for such periods other than those covered under
         subsection (1) of Section 73.

         56. The important aspect to be kept in mind, is that
         the regime given in Section 73 of the Act operates in
         cases which do not involve fraud or wilful
         misstatement or suppression of facts to evade tax.

         57. In cases which involve one or more of the
         aforementioned       ingredients i.e., fraud,   wilful
         misstatement or suppression of facts to evade tax,
         parimateria provisions are contained in Section 74 of
         the 2017 Act, with small variations.

         58. In these cases as well, latitude has been given to
         the person chargeable with tax, to pay monies
         towards tax, along with interest, based on self-
         ascertainment, before issuance of notice under
         subsection (1) of Section 74 of the 2017 Act, with a
         caveat that fifteen per cent of such self-ascertained
         tax is required to be paid by way of penalty.

         59. The penalty amount increases if amounts towards
         tax and interest are paid by the person chargeable
         with tax within thirty [30] days of the notice being
         issued by the proper officer under sub-section (1) of
         Section 74 of the 2017 Act. The person concerned is
         required to pay a penalty at the rate of twenty-five per
         cent within the aforesaid timeframe i.e., 30 days,
         upon which all proceedings in respect of such notice
         are deemed to be concluded.

         60. These provisions have to be read alongside Rule
         142, found in Chapter XVIII of the 2017 CGST Rules.

         61. The said chapter bears the heading "Demands
         and Recovery".
                                 - 89 -
                                                  NC: 2025:KHC:40313
                                                WP No. 9890 of 2023


HC-KAR



         62. Sub-rule (1) of Rule 142 of the 2017 Rules makes
         a provision for service of notice for raising a demand
         for recovery of tax; a provision which we are not
         concerned with in this matter, as it is not the case of
         the official respondents/revenue that a notice was
         served.

         63. Besides this, the two sub-rules which are,
         perhaps, relevant are sub-rule (1A) and (2) of Rule
         142, as they relate to the steps required to be taken
         before service of notice on the person chargeable
         with tax, interest and penalty under sub-section (1) of
         Section 73, or under subsection (1) of Section 74 of
         the 2017 Act.

         64. Under sub-rule (1A) of Rule 142 of the 2017
         Rules, where a proper officer, before service of notice
         under Section 73(1) or Section 74(1) of the 2017
         Rules seeks to communicate details of tax, interest or
         penalty, he is required to do so in the prescribed
         form i.e., via Part A of Form GST DRC-01A.

         65. Where, however, before service of notice or
         statement, the person chargeable with tax, based on
         self-ascertainment, seeks to make payment of tax
         and interest, in consonance with the leeway given
         under sub-section (5) of Section 73 [which relates to
         cases not involving fraud, wilful misstatement or
         suppression of facts to evade tax] or as the case may
         be, the payment of tax, interest and penalty under
         sub-section (5) of Section 74 [which relates to cases
         involving fraud, wilful misstatement or suppression of
         facts to evade tax], he is required to inform the proper
         officer of such payment made in the prescribed
         form i.e., GST DRC-03.

         66. The proper officer thereafter, is required to issue
         an acknowledgement, accepting the payment made
         by the person, also in the prescribed form i.e., GST
         DRC-04.

         67. This is also required to be done [i.e., the
         acknowledgement of acceptance of payment] where
                                  - 90 -
                                                      NC: 2025:KHC:40313
                                                   WP No. 9890 of 2023


HC-KAR



         tax, interest and penalty are ascertained by the
         proper officer, under Rule 142(1A).

                                   *****

         76. The malaise of officials seeking to recover tax
         dues (in contrast to voluntary payments being made
         by assesses towards tax dues) during search,
         inspection or investigation was sought to be
         addressed by the GST-Investigation, CBIC via
         Instruction No. 01/2022-2023 dated 25.05.2022. For
         the sake of convenience, the said instruction is
         extracted hereafter:

         "Date : 25 May, 2022
         Instruction No. 01/2022-2023 [GST - Investigation]
         Subject : Deposit of tax during the course of search,
         inspection or investigation-reg.

            1.                  During the course of search, inspection or
                                investigation, sometimes the taxpayers
                                opt for deposit of their partial or full GST
                                liability arising out of the issue pointed out
                                by the department during the course of
                                such search, inspection or investigation
                                by furnishing DRC-03. Instances have
                                been noticed where some of the
                                taxpayers after voluntarily depositing GST
                                liability through DRC-03 have alleged use
                                of force and coercion by the officers for
                                making 'recovery' during the course of
                                search or inspection or investigation.
                                Some of the taxpayers have also
                                approached Hon'ble High Courts in this
                                regard.

           2.                   The matter has been examined. Board
                                has felt the necessity to clarify the legal
                                position of voluntary payment of taxes for
                                ensuring correct application of law and to
                                protect the interest of the taxpayers. It is
                                observed that under CGST Act, 2017 a
                                taxpayer has an option to deposit the tax
                                voluntarily by way of submitting DRC-03
                                on GST portal. Such voluntary payments
                                are initiated only by the taxpayer by
                                logging into the GST portal using its login
                                id and password. Voluntary payment of
                - 91 -
                                   NC: 2025:KHC:40313
                                WP No. 9890 of 2023


HC-KAR



              tax before issuance of show cause notice
              is permissible in terms of provisions of
              Section 73 (5) and Section 74(5) of the
              CGST Act, 2017. This helps he taxpayers
              in discharging their admitted liability, self
              ascertained or as ascertained by the tax
              officer, without having to bear the burden
              of interest under Section 50 of CGST Act,
              2017 for delayed payment of tax and may
              also save him from higher penalty
              imposable on him subsequent to issuance
              of show cause notice under Section 73 or
              Section 74, as the case may be.

         3.   It is further observed that recovery of
              taxes not paid or short paid, can be made
              under the provisions of Section 79 of
              CGST Act, 2017 only after following due
              legal process of issuance of notice and
              subsequent confirmation of demand by
              issuance of adjudication order. No
              recovery can be made unless the amount
              becomes payable in pursuance of an
              order passed by the adjudicating authority
              or otherwise becomes payable under the
              provisions of CGST Act and rules made
              therein. Therefore, there may not arise
              any situation where "recovery " of the tax
              dues has to be made by the tax officer
              from the taxpayer during the course of
              search, inspection or investigation, on
              account of any issue detected during such
              proceedings. However, the law does not
              bar the taxpayer from voluntarily making
              payment of any tax liability ascertained by
              him or the tax officer in respect of such
              issues, either during the course of such
              proceedings or subsequently.

         4.   Therefore, it is clarified that there may not
              be      any      circumstance     necessitating
              'recovery' of tax dues during the course of
              search or inspection or investigation
              proceedings. However, there is also no bar
              on the taxpayers for voluntarily making the
              payments on the basis of ascertainment of
              their liability on nonpayment/ short payment
              of taxes before or at any stage of such
              proceedings. The tax officer should
              however, inform the taxpayers regarding the
              provisions of voluntary tax payments
                                    - 92 -
                                                        NC: 2025:KHC:40313
                                                     WP No. 9890 of 2023


HC-KAR



                                  through DRC-03.

                  5.              Pr.        Chief         Commissioners/Chief
                                  Commissioners, CGST Zones and Pr.
                                  Director General, DGGI are advised that
                                  in case, any complaint is received from a
                                  taxpayer regarding use of force or
                                  coercion by any of their officers for getting
                                  the amount deposited during search or
                                  inspection or investigation, the same may
                                  be enquired at the earliest and in case of
                                  any wrongdoing on the part of any tax
                                  officer, strict disciplinary action as per law
                                  may be taken against the defaulting
                                  officers.

                                             (Vijay Mohan Jain)
                                 Commissioner (GST-Inv.), CBIC"

         77. It appears that this Instruction was issued by the GST
         Investigation Wing, CBIC, in the backdrop of an order dated
         16.02.2021, passed by the Gujarat High Court in the matter
         of Bhumi Associate v. Union of India, SCA No. 3196 of 2021,
         order dated 16-2- 2021 (Guj), whereby the following
         wholesome directions were issued-

         "The Central Board of Indirect Taxes and Customs as well as
         the Chief Commissioner of Central/State Tax of the State of
         Gujarat are hereby directed to issue the following guidelines
         by way of suitable circular/instructions:

            (1)               No recovery in any mode by cheque, cash,
                              epayment or adjustment of input tax credit
                              should be made at the time of
                              search/inspection proceedings under Section
                              67 of the Central/Gujarat Goods and Services
                              Tax Act, 2017 under any circumstances.

            (2)               Even if the assessee comes forward to make
                              voluntary payment by filing Form DRC-03, the
                              assessee should be asked/advised to file
                              such Form DRC-03 on the next day after the
                              end of search proceedings and after the
                              officers of the visiting team have left the
                              premises of the assessee.

            (3)               Facility of filing [a] complaint/grievance after
                              the end of search proceedings should be
                                      - 93 -
                                                        NC: 2025:KHC:40313
                                                     WP No. 9890 of 2023


HC-KAR



                                made available to the assessee if the
                                assessee was forced to make payment in any
                                mode during the pendency of the search
                                proceedings.

            (4)                 If complaint/grievance is filed by assessee
                                and officer is found to have acted in defiance
                                of the afore-stated directions, then strict
                                disciplinary action should be initiated against
                                the concerned officer."
                                       *****

         80. Clearly, the aforementioned direction, issued by the
         Gujarat High Court as far back as on 16.02.2021, is binding
         on the official respondents/revenue, which was not followed
         in the instant case.

         81. The violation of the safeguards put in place by the Act,
         Rules and by the Court, to ensure that unnecessary
         harassment is not caused to the assessee, required
         adherence by the official respondents/revenue, as otherwise,
         the collection of such amounts towards tax, interest and
         penalty would give it a colour of coercion, which is not
         backed by the authority of law.

                                       *****

         83. Failure to follow the prescribed procedure will, as in this
         case, have us conclude that the deposit of tax, interest and
         penalty was not voluntary."

         10. In the instant case, the deposit made by the Petitioner before
         the search ended and the officers left, shows that the deposit was
         not voluntary and contrary to the CBIC Instruction No. 01/2022-
         2023 dated 25.05.2022.

         11. We are unable to the accept the contention of learned counsel
         for the respondent that the deposit was voluntary for the reason
         that there is no material placed on record by respondent to show
         as to why petitioner would voluntarily deposit the said amount
         when there was no claim made against the petitioner as on the
         date of deposit.
                                          - 94 -
                                                            NC: 2025:KHC:40313
                                                           WP No. 9890 of 2023


HC-KAR



         12. Therefore, the amounts that were deposited on behalf of
         petitioner lacked voluntariness. Accordingly, said amount are liable
         to be returned with interest.

         13. In view of the above, Respondents are directed to, within four
         weeks, refund the amount of Rs.35,00,000/- to the Petitioner
         alongwith statutory interest @ 6% p.a. from date of deposit till
         repayment.

         14. It is clarified that the refund would be without prejudice to the
         proceedings initiated by the respondents under Section 73 of the
         Act and the defense of the petitioner thereto."


     23. In Parsvnath Traders's case supra, the Division Bench

of the Punjab and Haryana High Court held as under:

         "11. The grievance of the petitioner is that the respondents without
         issuing any show cause notice as required under section 74(1) of
         the Act, straightaway recovered an amount of Rs.50.70 lacs from it
         thereby, without following the adopted procedure and this action
         amounted to recovery without authority of law. Whereas, according
         to the respondents, the deposit had been made voluntarily vide
         GST DRC-03 on two different dates during the course of
         investigation which amounted to 'self-ascertainment' in terms of
         section 74 and it was hence urged that the petitioner could not
         make any prayer for issuing a mandamus seeking refund of that
         amount. The legal issue raised before us is as to whether the
         petitioner is entitled to refund of the amount paid during the
         investigation. For this purpose, in our opinion it would be relevant
         to understand the scheme of assessment as set out under section
         74 of the Act. A bare reading of provisions of section 74(1) of the
         Act makes it clear that it provides for determination of tax not paid,
         shortly paid or erroneously refunded or wrongful availment of ITC
         by reason of fraud, willful misstatement or suppression of facts etc.
         The sub-section 5 of section 74 on the other hand, provides an
                                        - 95 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         opportunity to an assessee for amicable settlement of an
         assessment before the authorities prior to receipt of show cause
         notice and the assessee may pay at that stage the tax along with
         interest and penalty on the basis of 'self ascertainment' or on
         ascertainment by the proper officer. It is, however, well settled
         proposition of law that section 74(5) of the Act cannot be
         considered as a statutory sanction for advance tax payment,
         pending final determination in the assessment because that would
         certainly be contrary to scheme of assessment as set out under
         section 74. Sub-section 6 of this section further provides that no
         show cause notice shall be served upon the assessee on deposit
         by way of such ascertainment. These provisions clearly provide an
         opportunity for the assessee and/or to the revenue to ascertain the
         proper amount of tax, interest and penalty and even in cases
         where there might have been a shadow of wrong declaration,
         wrong availment or utilisation of ITC, or short payment of tax, there
         can be a closure of the proceedings at that stage itself on the basis
         of either a 'self ascertainment' by an assessee and acceptance of
         the same by the revenue or vice-a-versa.

         12. Further, it is also the well established that no collection of tax
         from an assessee can be insisted upon prior to final determination
         of liability being made. According to the revenue, with the inception
         of section 74(5), the collection of amounts in advance has attained
         statutory sanction, provided the same are voluntary in form GST
         DRC-03. Now it is to be considered as to whether the deposit of
         sum Rs.50.70 lacs which was made by the petitioner during the
         course of investigation, is to be considered as voluntary deposit of
         amount which had allegedly been claimed by it by way of ITC on
         the basis of purchases made by it from M/S Royal which are
         alleged to be false purchases? According to the petitioner, since
         there was no assessment and even demand by way of issuance of
         show cause notice, the amount deposited by it could not be
         appropriated especially when it was not voluntary deposit.
         Interestingly, this petition is pending since the year 2021,
         admittedly no show cause notice has been issued against the
                                        - 96 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         petitioner in accordance with Section 74(1) of the Act till date. As
         asserted by the revenue, the payments of Rs.50.70 lacs (Rs.20
         lacs+Rs.30.70 lacs) as made by the petitioner on two different
         dates constituted 'self ascertainment' and triggered the provisions
         of section 74(5) of the Act and were voluntary deposits. However,
         we are unable to accept this contention for the reasons that if that
         would have been actually the position, then the respondents must
         have contained material on record to show that the petitioner had
         in fact, accepted the ascertainment made by it and the revenue
         had applied its mind and arrived at the conclusion that 'self
         ascertainment' by the assessee was adequate/inadequate. The
         petitioner on the contrary is shown to have consistently contested
         its liability to make payment of the tax. The deposit of the
         aforementioned amount on the day of search and shortly thereof,
         when the proprietor of the petitioner was naturally under the stress
         of search/investigation does       not amount to       lead to 'self
         assessment' or 'self ascertainment'. The 'self ascertainment' which
         is contemplated under section 74(5) of the Act, 2017 is in the
         nature of ' self assessment' and amounts to a determination by it
         which is unconditional and not as in the present case when shortly
         after   depositing the amount Rs.50.70          lacs, the petitioner
         approached the revenue for refund of the same. Such recovery is
         not permissible. In this regard, reliance can be placed upon in M/s
         Bhumi Associate's case (supra) wherein, it was observed that at
         the time of search/inspection proceedings under the provisions of
         Central/Gujarat Goods and Services Tax Act, 2017, no recovery in
         any mode by cheque, cash, e-payments or adjustment of ITC
         should be made.

         13. Further, no crystalised liability was shown to be existing against
         the petitioner and no show cause notice had been issued to it
         either at that time or even till now and the amount of Rs.50.70 lacs
         was recovered from it during investigation and has been retained
         by it. In similar circumstances in Century Knitters (India) Ltd.'s case
         (supra), a Bench of this Court had observed that unless and until
         demand was finalised and existing, no crystalised liability was
                                        - 97 -
                                                               NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



         existing against the petitioner and the revenue could not retain any
         amount in absence of specific statutory provisions and the refund
         of the amount so recovered was ordered. Similarly, in Concepts
         Global Impex's case (supra), a Co-ordinate Bench of this Court
         was dealing with a case wherein, at the time of import of goods, the
         duty leviable thereon, was paid but the Directorate of Revenue
         Intelligence has pressurized the petitioner to pay another sum of
         Rs.42 lacs while detaining the goods in transit. The petitioner
         submitted that the same had been paid without there being any
         show cause notice or order confirming the demand and the same
         was in violation of article 265 of the Constitution of India as it was
         paid under the pressure of DRI officials. It was held that since there
         was no show cause notice or demand, the revenue could not retain
         the deposited amount and the refund thereof, was allowed.

         14. Reference can also be made to Century Metal Recycling (P.)
         Ltd.'s case (supra) wherein, a Co-ordinate Bench of this Court had
         observed that unless there was an assessment and demand, the
         amount deposited by the petitioners could not be appropriated. It
         was observed as under:-

             "13. As far as the amount deposited by the petitioners
             is concerned, case of the petitioners is that the same
             was deposited under coercion. Case of the
             respondents was that the same was deposited
             voluntarily. Whatever be the position, unless there is
             assessment and demand, the amount deposited by
             the petitioners cannot be appropriated. No
             justification has been shown for retaining the amount
             deposited, except saying that it was voluntarily
             deposited. In view of this admitted position, the
             petitioners are entitled to be returned the amount
             paid."

         15. It is also relevant to mention also that this Bench has dealt with
         similar question in CWP-733-2021 titled as William E Connor
         Associates    &   Sourcing    (P.)     Ltd v. Union    of   India , [2023]
         152 taxmann.com 174 (Punj. & Har.) decided on 04.05.2023, in
                                           - 98 -
                                                            NC: 2025:KHC:40313
                                                          WP No. 9890 of 2023


HC-KAR



         CWP-23788-2021          titled      as Diwakar     Enterprises      (P.)
         Ltd v. Commissioner of CGST , [2023] 149 taxmann.com 419/2023
         (74) GSTL 202/98 GST 322 (Punj. & Har.), decided on 14.03.2023
         and    in    CWP-8035-2021           titled   as Modern    Insecticides
         Ltd v. Commissioner, Central Goods and Service Tax , decided on
         19.04.2023 by this Court, and it has been held that the amount
         deposited during search cannot be retained by the Department if
         proceedings under Section 74(1) of the Act are not initiated.

         16. In the present case, the petitioner shortly after depositing the
         amount of Rs.50.70 lacs had approached the revenue for refund of
         the same therefore, the ascertainment contemplated under section
         74(5) of the Act which amounts to an unconditional determination
         and in the nature of 'self assessment' by the assessee is not
         attracted and hence, the said deposit could not be stated to be
         voluntary deposit by any stretch of imagination, irrespective of the
         fact that deposits were made in the form of GST DRC-03. In view
         of the discussion as made above, we are of the opinion that the
         petitioner deserves the relief as claimed by it and accordingly,
         mandamus as sought by the petitioner, is granted and it is ordered
         that the sum of Rs.50.70 lacs, which was collected from the
         petitioner-M/S Parsvnath Traders during the course of search, shall
         be refunded to it within a period of 6 weeks from today. The
         petitioner shall also be entitled to interest @ 6% per annum from
         the date of deposit till the refund amount is released in its favour."



     24. In Samyak Metals Pvt. Ltd's case supra, the Division

Bench of the Punjab and Haryana High Court held as under:

         "6. Reference can now be made to a judgment passed by this
         Court in Modern Insecticides Ltd. v. Commissioner, Central Goods
         and Service Tax CWP No.8035 of 2021, wherein a similar issue
         was examined by this Court. In that case also, officials of the
         department had conducted a search in the factory premises of the
                                        - 99 -
                                                           NC: 2025:KHC:40313
                                                        WP No. 9890 of 2023


HC-KAR



         petitioner (therein) and resumed the entire record lying there. On
         07.03.2020, they got deposited a sum of Rs.39,15,583/-. Another
         search was conducted on 15.01.2021 and at that time, the officials
         of the department took away Director and Chartered Accountant of
         the petitioner-company to their office at Rishi Nagar, Ludhiana. No
         notice under section 74 (1) of the CGST Act was served even after
         expiry of two years. The Govt. instructions dated 25.05.2021
         issued by the CBIC with respect to the GST investigation were also
         examined, which had been issued keeping in view the observations
         made by the Gujarat High Court in Bhumi Associate v. Union of
         India, [2021] 124 taxmann.com 429/46 GSTL 36/84 GST 634/SCA
         No.3196 of 2021 (decided on 16.02.2021). As per the said
         instructions, no recovery of tax should be made during search,
         inspection or investigation unless, it is voluntary. In order to avoid
         harassment to the person, whose premises has been conducted,
         the voluntary payment in prescribed form i.e. GST DRC-03 can be
         made after the day of the search. The above instructions have
         been issued to avoid unnecessary harassment caused to the
         assessee. The Delhi High Court followed the aforesaid judgment
         while allowing a petition in Vallabh Textiles v. Senior Intelligence
         Officer [2022] 145 taxmann.com 596/[2023] 95 GST 751/70 GSTL
         3/2022 SCC OnLine Del 4508. In that case, the Delhi High Court
         examined the provisions of section 74 of the CGST Act and held
         that deposit of tax made by the assessee during search was not
         voluntary and the amount cannot be retained, if no summons had
         been issued under section 74 (1) of the CGST Act. Notice under
         section 74 (1) of the Act has to be issued within a period of
         limitation.

         7. In the facts of the present case, after the search was conducted
         on 25.02.2021, amount of Rs.35,73,147/- (Tax of Rs.29,48,601/-,
         interest of Rs. 1,82,255/- and penalty of Rs.4,42,291/-) was
         deposited by the petitioner under section 74 (5) of CGST Act,
         2017. As per Rule 142 (2) of the CGST Rules, when a payment is
         made in FORM GST DRC-03, the proper officer has to issue
         acknowledgment, accepting the payment made by the said person
                                        - 100 -
                                                            NC: 2025:KHC:40313
                                                         WP No. 9890 of 2023


HC-KAR



         in FORM GST DRC-04. In the present case, the said payment was
         made way back on 26.02.2021. Till date, neither they have issued
         FORM GST DRC-04 nor issued any notice under section 74 (1) of
         the CGST Act. The respondents have not followed the Govt.
         instruction No.01/2022-23 dated 25.05.2022 (Annexure P-10)
         issued by the CBIC. In these instructions, it is clarified that there is
         no bar on the taxpayers for voluntarily making the payments on the
         basis of ascertainment of their liability on non-payment/short
         payment of taxes before or at any stage of such proceedings. It is
         the duty of the officer to inform the taxpayers regarding the
         provisions of voluntary tax payment through DRC-03. However, in
         the present case, as per these instructions, the petitioner has
         deposited the amount of Rs.35,73,147/-, but the officer has not
         issued DRC-03 till date. Neither the department has followed the
         provisions of Rule 142 (2) of the CGST Rules nor has issued any
         notice under section 74 (1) of the CGST Act."



      25. In the instant case, the material on record discloses that

on 23.03.2023, the 3rd respondent undertook a raid at the

residence of the petitioner and seized a laptop; thereafter, on

24.03.2023, the respondents 3 and 4 along with other officials

undertook search and inspection proceedings in the principal place

of business of the petitioner, during the course of which, a sum of

Rs.10 crores was obtained / received / collected by them from the

petitioner on 24.03.2023 itself.            In my considered opinion, the

material on record clearly indicates that the aforesaid payment of

Rs.10 crores by the petitioner to the respondents was involuntary
                                 - 101 -
                                               NC: 2025:KHC:40313
                                             WP No. 9890 of 2023


 HC-KAR




and the same was not voluntary or by way of self-ascertainment as

contended by the respondents for the following reasons:-

      (i) It is an undisputed fact that prior to the search and

inspection conducted by the respondents on 24.03.2023, they did

not issue any notice to the petitioner nor were any proceedings to

ascertain, adjudicate or determine the tax, interest and penalty

payable by the petitioner which indicates that there was no

occasion for the petitioner to pay the said sum voluntarily by way of

self-ascertainment to the respondents, thereby indicating that the

said amount was not paid voluntarily by the petitioner.

      (ii) Rule 142(2) of the CGST Rules, 2017, contemplates that

upon the petitioner making payment in Form GST DRC-03, the

respondents are bound to issue an acknowledgment in Form GST

DRC-04 to the petitioner; undisputedly, respondents did not issue

any such acknowledgment to the petitioner which is a circumstance

to clearly indicate that the said amount was not a voluntary

payment made by the petitioner.

      (iii) Prior to the search and inspection made by the

respondents, there was no demand made by the respondents in

relation to the amount paid by the petitioner under any of the
                                 - 102 -
                                                NC: 2025:KHC:40313
                                             WP No. 9890 of 2023


 HC-KAR




provisions of the CGST Act, 2017, which is yet another

circumstance to indicate that there was no warrant / reason for the

petitioner to make voluntary payment during the course of search

and inspection proceedings.

      (iv) The material on record also indicates that even at the

time of payment by the petitioner, the details, material particulars,

quantification etc., of the alleged self - ascertainment and voluntary

payment by the petitioner are conspicuously absent except for

filling up Form DRC-03 which merely contains the amount without

additional details in this regard; interestingly, there are no other

contemporaneous document in this regard, thereby establishing

that the payment made by the petitioner cannot be construed or

treated as voluntary as contended by the respondents.

      (v) It is pertinent to note that the respondents would be

entitled to invoke Section 74 only in cases of tax not paid / short

paid / erroneously refunded / input tax credit wrongly availed or

utilised by reason of fraud or any wilful - misstatement or

suppression of facts; it follows therefrom that the provisions

contained in Section 74 would apply only if the respondents were to

prove the aforesaid allegations contemplated in the said provision
                                 - 103 -
                                                NC: 2025:KHC:40313
                                             WP No. 9890 of 2023


 HC-KAR




made against the assessee; in such proceedings to be initiated

under Section 74, it is highly inconceivable that a tax payer /

assessee in respect of whom, search, seizure and inspection

proceedings are being conducted by the respondents would

voluntarily make payment thereby exposing himself to the risk of

admitting that he is guilty of the allegations contemplated in Section

74 of the CGST Act; in other words, in the light of Form GST DRC-

03 said to have been submitted by the petitioner along with the

payment by invoking Section 74 (5) of the CGST Act, it is highly /

inherently improbable that the said payment was made voluntarily

by the petitioner that too during the course of search, seizure and

inspection proceedings and even before he became aware or came

to know whether proceedings under Sections 73 to 74 would be

initiated against him and as such, the payment made by the

petitioner cannot be said to be voluntary by way of self-

ascertainment on this ground also.

      (vi) A perusal of the material on record will clearly indicate

that prior to the payment made by the petitioner, there was no

proceeding or order by the respondents which adjudicated or

quantified or ascertained the amount payable by the petitioner nor
                                  - 104 -
                                                 NC: 2025:KHC:40313
                                               WP No. 9890 of 2023


 HC-KAR




any such quantification or ascertainment done / made by the

petitioner for the purpose of arriving at the sum of Rs.10 crores

paid by the petitioner, which was not preceded by any order or

basis so as to arrive at the said figure; to put it differently, in the

absence of any material to establish as to how the petitioner or

quantified or arrived at a sum of Rs.10 crores paid by him and in

the absence of requisite / necessary material particulars / details in

this regard, it cannot be said that the said sum paid by the

petitioner was voluntary and by way of self - ascertainment as

contended by the respondents whose contention in this regard

deserves to be rejected.

      (vii) A perusal of the material pertaining to search, inspection

and seizure proceedings comprising of mahazar, seizure order etc.,

will indicate that on 23.03.2023 itself, the residence of the petitioner

was inspected by the respondents who seized one laptop from the

petitioner; on the very next day i.e., on 24.03.2023, the

respondents seized various movable, articles comprising of

account books, desktops, server disks, mobile phones, hard disks,

laptop etc., from the business premises of the petitioner and all

necessary data that was required for the purpose of self-
                                 - 105 -
                                               NC: 2025:KHC:40313
                                             WP No. 9890 of 2023


 HC-KAR




ascertainment had been seized from the petitioner by the

respondents; it follows therefrom that at the time of payment, there

could not have been any material, accounts, etc., available with the

petitioner that would enable him to proceed with self-ascertainment

and accordingly, voluntarily make payment of Rs.10 crores to the

respondents; in other words, in the light of the undisputed fact that

all necessary material, account etc., which was the basis for self-

ascertainment having been seized by the respondents, it is highly

improbable that the petitioner was in a position to carryout self-

ascertainment    and   make     payment   which    is   yet   another

circumstance to establish that the said payment was not voluntary

as falsely contended by the respondents, whose contention is liable

to be rejected on this score also.

      (viii) As stated supra, except conducting search, inspection

and seizure proceedings, no other proceedings or order were

initiated or passed by the respondents prior to the payment made

by the petitioner and no ascertainment had been made / done by

the respondents till that time; the undisputed fact that the

respondents themselves ascertained the actual amount payable by

the petitioner only during the pendency of the present petition by
                                 - 106 -
                                                NC: 2025:KHC:40313
                                              WP No. 9890 of 2023


 HC-KAR




issuance of intimation in Form GST DRC-01A dated 17.02.2025, is

sufficient to come to the conclusion that prior thereto and at the

time of search, seizure and inspection proceedings during the

course of which, payment was made, there was no ascertainment

of the actual tax, interest and penalty payable by the petitioner

which also establishes that the payment made by the petitioner

was involuntary and not on his own account but at the instance of

the respondents, whose contentions are liable to be rejected on

this ground also.

      (ix) A perusal of the provisions contained in Section 74(5) of

the CGST Act will indicate that voluntary payment by the petitioner

would have to be made as per the procedure prescribed in the said

provision, viz., firstly, ascertain the actual tax payable by him after

verification / scrutiny of his accounts, secondly, calculate the

interest payable by him in terms of Section 50 of the CGST Act,

which provides for discretion in payment of interest upto 18% / 24%

p.a. and thirdly, to calculate the penalty at 15% on the tax payable

by him; in other words, this process of self-ascertainment calls for

and demands verification / scrutiny of accounts and calculation of

discretionary rate of interest up to 18% / 24% which is not a fixed
                                - 107 -
                                              NC: 2025:KHC:40313
                                            WP No. 9890 of 2023


 HC-KAR




rate of interest and penalty, all of which is highly improbable and

physically / humanly impossible to be done by a tax payer /

assessee who is already under immense pressure on account of

search, inspection and seizure operation being conducted,

particularly when all equipment which would be required /

necessary for such self-ascertainment was not available with the

petitioner and as such, even on this ground also, I am of the view

that the payment made by the petitioner was clearly not voluntary

and at the behest / instance of the respondents during the course

of their proceedings.

      (x) A perusal of the payment made by the petitioner in Form

GST DRC-03 will indicate that the same is made under Section

74(5) of the CGST Act which mandates that such voluntary

payment of tax should have been made by the petitioner along with

interest under Section 50 of the CGST Act and penalty; in this

context, the said payment in Form GST DRC-03 will indicate that

no payment is made by the petitioner towards interest or penalty

and the relevant columns in this regard are shown as 'Nil' which is

yet another circumstance to indicate that the payment was not

made by the petitioner voluntarily in terms of Section 74(5) of the
                                  - 108 -
                                                 NC: 2025:KHC:40313
                                               WP No. 9890 of 2023


 HC-KAR




CGST Act, 2017, as contended by the respondents whose

contentions are liable to be rejected.

        (xi) A perusal of the material on record will indicate that the

payment of Rs.10 crores by the petitioner during the course of

search, inspection and seizure proceedings is contrary to the

directions issued by the respondents themselves in Instruction

No.1/2022-23      dated 25.05.2022, in which the officials of the

respondents have been cautioned / warned against taking steps to

collect / receive / obtain voluntary payment and reiterated by the

Apex Court in Radhika Agarwal's case supra, and as such, the

contentions of the respondents cannot be accepted on this ground

also.


        26. In view of the aforesaid facts and circumstances and the

principles enunciated in the aforesaid judgments, I am of the view

that the obtainment / collection / receipt of a sum of Rs.10 crores

by the respondents from the petitioner at the time of search,

inspection and seizure operations is not voluntary or by way of self-

ascertainment and the same is wholly illegal, arbitrary and contrary

to law and the provisions of the CGST Act and also without

jurisdiction or authority of law and the said amount deserves to be
                                    - 109 -
                                                     NC: 2025:KHC:40313
                                                    WP No. 9890 of 2023


 HC-KAR




refunded back to the petitioner together with interest at the rate of

6% p.a. within a stipulated timeframe.

        27. In the result, I pass the following:-

                                  ORDER

(i) Petition is hereby allowed.

(ii) The petitioner is declared to be entitled to refund of Rs.10 crores together with interest @ 6% p.a. from 24.03.2023 till the date of payment.

(iii) The respondents are directed to refund the aforesaid amount of Rs.10 crores together with interest @ 6% p.a. from 24.03.2023 till the date of payment to the petitioner within a period of two months from the date of receipt of a copy of this order.

(iv) All rival contentions between the parties pursuant to the show cause notice and adjudication proceedings of the respondents are kept open and no opinion is expressed on the same.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE Srl.