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 2, Cited by 0]

Manipur High Court

M/S Simplex Infrastructures Limited vs Union Of India & 5 Ors on 17 January, 2025

Author: A. Guneshwar Sharma

Bench: A. Guneshwar Sharma

                                                             Item No. 6-7


             IN THE HIGH COURT OF MANIPUR
                       AT IMPHAL

                        WP(C) No. 19 of 2025 with
                        MC(WP(C) No. 18 of 2025

        M/s Simplex Infrastructures Limited
                                                     .....Petitioner/s

                                    - Versus -

        Union of India & 5 Ors.
                                                     .... Respondent/s

BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA Order 17.01.2025 [1] Heard Dr. Pooja Agarwal, learned counsel along with Mr. L. Rajesh, learned counsel for the petitioner.

[2]            Issue notice.

[3]            Mr. Boboy Potsangbam, learned CGC accepts notice on

behalf of respondent No. 1 and the petitioner is directed to take step with respect to respondent Nos. 2 to 6 by speed post within one week and file affidavit of proof of service.

[4] Mr. Boboy Potsangbam, learned CGC, prays for two weeks' time for filing counter affidavit. [5] Dr. Pooja Agarwal, learned counsel for the petitioner, prays for an interim relief till the next returnable on the ground that there was no force majeure as contemplated under Section 73 read with Section 168A of the Goods and Services Tax Act, 2017.

[6] It is pointed out that the last filing of the GST was on 31.03.2021 and three years period as stipulated under Section 73 read with Section 168A expired on 31.03.2024. However, the impugned extension was passed on 28.12.2023 and the impugned orders were passed on 23.08.2024 & 27.08.2024 after the stipulated date of 31.03.2024.

[7] Learned counsel for the petitioner draws the attention of this Court to common judgment dated 19.09.2024 passed by the Hon'ble Gauhati High Court in WP(C) No. 3585 of 2024 whereby the same notification was set aside due to absence of force majeure. [8] Mr. Boboy Potsangbam, learned CGC for respondent No. 1, submits that he has no instruction to appear on behalf of respondent Nos. 2 to 6 and this Court may pass appropriate order after hearing the other concerned respondents.

[9] This Court has considered the materials on record. The recovery of sum of Rs. 54,39,212.44/- has been sought to be recovered from the petitioner and the petitioner is challenging the issuance of the impugned notifications and orders.

[10] Till the next date, the same said amount shall not be recovered from the petitioner.

                           [11]            List this case on 21.02.2025.

                           [12]            Furnish a copy of this order to the learned counsel

                           appearing for all the parties.

                                                                                        JUDGE

                                    Kh. Joshua Maring
              Digitally signed by
KH. JOSHUA KH. JOSHUA MARING
           Date: 2025.01.21
MARING     09:48:16 +05'30'