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 5, Cited by 0]

Karnataka High Court

M/S Mk Travels vs The Deputy Commissioner Of Commercial on 17 November, 2025

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                              -1-
                                                         NC: 2025:KHC:46948
                                                      WP No. 12106 of 2023


                   HC-KAR




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 17TH DAY OF NOVEMBER, 2025

                                            BEFORE
                         THE HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR
                            WRIT PETITION NO. 12106 OF 2023 (T-RES)
                   BETWEEN:

                   1.    M/S MK TRAVELS
                         A PARTNERSHIP FIRM CREATED UNDER THE
                         PROVISIONS OF THE PARTNERSHIP ACT 1932
                         HAVING OFFICE AT NO.42/8, 43,
                         4TH FLOOR,
                         MK ARCADE NAGAONDANAHLLI MAIN ROAD,
                         IMMADIHALLI WHITEFIELD
                         BANGALORE-560066
                         REPRESENTED HEREIN BY ITS PARTNER
                         MR A N KRISHNAMURTHY
                                                               ...PETITIONER
Digitally signed   (BY SRI. SANDEEP HUILGOL, ADVOCATE)
by
SHARADAVANI
B                  AND:
Location: High
Court of
Karnataka
                   1.    THE DEPUTY COMMISSIONER OF COMMERCIAL
                         TAXES (AUDIT) 5.2
                         DGSTO-5
                         BANGALORE 5TH FLOOR,
                         B BLOCK, VTK-2
                         RAJENDRANAGAR
                         KORAMANGALA
                         BANGALORE - 560 047
                            -2-
                                       NC: 2025:KHC:46948
                                    WP No. 12106 of 2023


HC-KAR




2.   THE STATE OF KARNATAKA
     REPRESENTED HEREIN BY
     THE PRINCIPAL SECRETARY-FINANCE DEPARTMENT,
     GOVERNMENT OF KARNATAKA
     VIDHANA SOUDHA
     BANGALORE-560001

3.   THE COMMISSIONER OF COMMERCIAL TAXES
     STATE OF KARNATAKA
     1ST FLOOR, VANIJYA THERIGE KARYALAYA
     KALIDASA MARG,
     GANDHINAGAR
     BENGALURU-560009

4.   THE UNION OF INDIA
     REPRESENTED HEREIN BY THE SECRETARY,
     DEPARTMENT OF COMMERCE,
     MINISTRY OF INDUSTRY AND COMMERCE
     NEW DELHI-110001

5.   THE UNION OF INDIA
     REPRESENTED HEREIN BY THE SECRETARY,
     DEPARTMENT OF REVENUE,
     MINISTRY OF FINANCE
     VANIJYA BHAVAN,
     NEW DELHI-110001
                                        ...RESPONDENTS
(BY SMT. JYOTI M. MARADI, HCGP FOR R1 TO R3
    SRI. MADANAN PILLAI R., CGC FOR R4 TO R5)

     THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASHING THE
IMPUGNED    ORDER    BEARING     NO.  DCCT(AUDIT)-5.2
/256488/GST/2022-23 DTD 24.04.2023 PASSED BY THE R-1
UNDER SECTION 73 OF THE KARNATAKA GOODS AND
SERVICES TAX ACT 2017 FOR THE TAX PERIODS JULY 2017
TO MARCH 2018 (ANNX-A1) AND ETC.
                                -3-
                                          NC: 2025:KHC:46948
                                       WP No. 12106 of 2023


HC-KAR




    THIS PETITION, COMING ON FOR PRELIMINARY
HEARING, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

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

                       ORAL ORDER

1. In this petition the petitioner seeks the following reliefs;

"(1) Quashing the impugned order bearing No. DCCT(Audit)-5.2/256488/GST/2022-23 dated 24.04.2023 passed by the 1st Respondent under Section 73 of the Karnataka Goods and Services Tax Act, 2017 for the tax periods July 2017 to March 2018 (Annexure 'A-1');
(II) Quashing the impugned summary of the order bearing DCCT(Audit)-5.2/288419/GST/2023-24 25.04.2023 issued by the 1st Respondent under Section 73 of the Karnataka Goods and Services Tax Act, 2017 read with Rule 142(5) of the Karnataka Goods and Services Tax Rules, 2017 for the tax periods July 2017 to March 2018 (Annexure 'A-2');
(iii) Quashing the impugned notice dated 02.06.2023 bearing No.DGSTO-5/DCCT5.2/288419/2023-24 issued by the 1st Respondent under S.78 of the Karnataka Goods and Services Tax Rules, 2017 for -4- NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR the tax periods July 2017 to March 2018 (Annexure 'A-3');
(iv) Declaring that in order for a supply of services by a Domestic Tariff Areas supplier to a Unit or Developer of a Special Economic Zone to constitute a zero rated supply under Section 16 of the IGST Act, there is no requirement for the supply-related documents to be endorsed by the authorised officer of the Special Economic Zone in terms of Rule 30(4) of the Special Economic Zones Rules, 2006, especially for the subject tax periods in question;

and

(v) pass such other or further orders as this Hon'ble Court may deem fit in the facts and circumstances of the case, and in the interests of justice and equity."

2. Heard learned counsel for the petitioner, learned counsel for the respondents and perused the material on the ground.

3. In addition to reiterating the various contentions urged in the petition and referring to the material on record, learned counsel for the petitioner invited by attention to the impugned order at Annexure - A1 dated -5- NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR 24.04.2023 passed under Section 73 of the KGST Act, 2017 in order to point out that except audit observation No.1, which has been held against the petitioner, the remaining audit observations have been held in favour of the petitioner by the first respondent - Deputy Commissioner.

4. In this context, my attention is invited to the impugned order in relation to audit observation No.1 in order to point out that the only reason as to why the said findings recorded against the petitioner is by coming to the conclusion that the petitioner had not submitted any authorized invoices duly endorsed by the SEZ Commissionerate as required under Rule 30(4) of the SEZ Rules, 2006 and the Circular dated 12.09.2019 which specified that DTA Services Procurement Firm was effective from 2018 to October 2019 which specified that endorsement that duty authorises supplies to the SEZ has to be found on the invoices and the same having not been produced, the petitioner would be liable to pay tax and -6- NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR interest as confirmed by in audit observation No.1 in the impugned order. It is submitted that Rule 30(4) of SEZ Rules, 2006 were amended with effect from 21.09.2018 mandating production of authorized / certified invoices which was prospective in operation and nature and not be applicable to the tax period. Prior to 21.09.2018 when the said Rules were amended and consequently, having referred to the said amended Rules and the Circulars which was issued on 12.09.2019 which also indicates the prospective nature and operation of the said Rules, the first respondent - Deputy Commissioner committed an error in passing the impugned order which is contrary to the said Rules and the material on record and the same deserves to be set aside.

5. Per contra, learned High Court Government Pleader for the respondents would submit that having regard to availability of equally efficacious and alternative remedy by way of an appeal under Section 107 of the KGST Act, the present petition was not maintainable and was liable to -7- NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR be dismissed. It was also submitted that since the petitioner had not produced the duly authorized / certified invoices, the claim of the petitioner has been correctly rejected by the Deputy Commissioner by passing the impugned order which does not warrant interference by this Court in the present petition.

6. By way of reply learned counsel for the petitioner submits that since the aforesaid Rule 34 of the SEZ Rules was prospective as also the circular dated 12.09.2019 which would not be applicable to the tax period prior to 21.09.2018, the first respondent would not have jurisdiction or authority of law to initiate the impugned proceedings or pass the impugned order and consequently, mere availability of an alternative remedy by way of an appeal could not come in the way of this Court exercising its jurisdiction under Article 226 of the Constitution of India.

-8-

NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR

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

8. Before averting to the rival submissions, it would be necessary to extract Rule 30(4) as amended vide Notification dated 19.09.2018 which came into force on 21.09.2018 which reads as under;

"(4) A copy of the document referred to in sub-rule (1) or copy of Bill of Export, as the case may be, with an endorsement by the authorised officer that goods have been admitted in full into the Special Economic Zone shall be treated as proof of export and a copy with such endorsement shall also be forwarded by the Unit or Developer to the Goods and Services Tax or Central Excise Officer having jurisdiction over the Domestic Tariff Area supplier within forty-five days failing which the Goods and Services Tax or Central Excise Officer, as the case may be, shall raise demand of tax or duty against the Domestic Tariff Area supplier;

9. The respondents have issued the Circular in this regard dated 12.09.2019 which reads as under; -9-

NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR "No.KASEZ/P&C/20/DSPF/2019-20 Dated:12.09.2019 CIRCULAR I am directed to inform that NSDL (SEZ Online Systems) is going to introduce a new Module called "DTA Service Procurement Form" (DSPF) in upcoming release. The salient feature of the module is that it has been developed to facilitate recording of all Service Invoices for Service availed by SEZ Units from DTA Suppliers and review and approval of the same.

All Units under SEZ are therefore requested to file the Service Invoice in DSPF format for review and approval of the same. The module may be implemented as a mandatory process for service procurement from October 2019 onwards.

For more details, office website i.e http:/kasez.gov.in may be visited.

This issue with the approval of the Zonal Development Commissioner.

(Dipak zala) Dy. Development Commissioner Kandla SEZ, Gandhidham"

10. A perusal of the aforesaid Rules and Circular will indicate that the same are prospective in nature and operative and not retrospective in nature, application or operation and would not apply to the tax period prior to 21.09.2018.

- 10 -

NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR

11. In the instant case it is an undisputed fact borne out from the material on record that the impugned proceedings pertain to the tax period July 2017 to March 2018 at a point in time, when neither the said notification amended Rule 30(4) nor the aforesaid Circular were in force and consequently, the first respondent clearly fell in error in applying the said Notification and Circular for the purpose of confirming the demand as against the petitioner, which is clearly contrary to the said Rules and the material on record, apart from being without jurisdiction or authority of law, warranting interference by this Court in the present petition.

12. Insofar as the contention urged by learned High Court Government Pleader that the present petition is not maintainable in view of availability of equally efficacious and alternative remedy by way of an appeal under Section 107 of the KGST Act is concerned, as stated supra, Rule

- 11 -

NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR 30(4) of the SEZ Rules and the Circular dated 12.09.2019 being prospective in nature, application and operation, the same would evidently not apply to subject tax period from July 2017 to March 2018, since the said Rules were amended with effect from 21.09.2018 and consequently, the impugned order insofar as it relates to confirming the demand by placing reliance on the prospective Rule and Circular would be clearly without jurisdiction or authority of law and consequently, mere availability of a remedy by way of an appeal would not be a bar for this Court exercising its jurisdiction under Article 226 of the Constitution of India. In the result, I proceed to pass the following;


                            ORDER
     (i)     The writ petition is allowed.


     (ii)      The      impugned             order      bearing

No.DCCT(Audit)-5.2/256488/GST/2022-23 dated 24.04.2023 passed by the 1st respondent under Section 73 of the Karnataka Goods and Services

- 12 -

NC: 2025:KHC:46948 WP No. 12106 of 2023 HC-KAR Tax Act, 2017 for the tax periods July 2017 to March 2018 (Annexure 'A-1'); the impugned summary of the order bearing DCCT(Audit)- 5.2/288419/GST/2023-24 25.04.2023 issued by the 1st Respondent under Section 73 of the Karnataka Goods and Services Tax Act, 2017 read with Rule 142(5) of the Karnataka Goods and Services Tax Rules, 2017 for the tax periods July 2017 to March 2018 (Annexure 'A-2'); and the impugned notice dated 02.06.2023 bearing No.DGSTO-5/DCCT5.2/288419/2023-24 issued by the 1st Respondent under S.78 of the Karnataka Goods and Services Tax Rules, 2017 for the tax periods July 2017 to March 2018 (Annexure 'A-3') are hereby quashed.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE GH List No.: 2 Sl No.: 3 CT-SG