Gujarat High Court
Milap Scrap Traders Through Pro. ... vs State/ Commercial Tax Officer on 23 March, 2022
Author: J.B.Pardiwala
Bench: J.B.Pardiwala
C/SCA/12986/2021 ORDER DATED: 23/03/2022
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 12986 of 2021
==========================================================
MILAP SCRAP TRADERS THROUGH PRO. HARSHADBHAI MANUBHAI
PATEL
Versus
STATE/ COMMERCIAL TAX OFFICER
==========================================================
Appearance:
MR. HARDIK V VORA(7123) for the Petitioner(s) No. 1
MR UTKARSH SHARMA, AGP for the Respondent(s) No. 1
NOTICE SERVED for the Respondent(s) No. 2
==========================================================
CORAM:HONOURABLE MR. JUSTICE J.B.PARDIWALA
and
HONOURABLE MS. JUSTICE NISHA M. THAKORE
Date : 23/03/2022
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE J.B.PARDIWALA) 1 By this writ application under Article 226 of the Constitution of India, the writ applicant has prayed for the following reliefs:
"a. A writ of mandamus or any other writ, order or direction in the nature of mandamus directing the respondent to unblock the Input Tax Credit amounting to Rs.7,68,554/- of CGST and Rs.7,68,549/- of SGST totaling to Rs.15,37,103/-;
b. Pending hearing and final disposal of this petition, direct the respondent to allow petitioner to raise E-way bills so that business may continue;
c. Pending hearing and final disposal of this petition direct the respondent to allow filing of GSTR-3B for the period April, 2021-22 and subsequent returns without payment of negative ITC due to blocking of ITC by the respondents;
d. Direct the respondent not to recover interest and penalty due to late filing of GSTR-3B return for the period April, 2021-22 and subsequent returns due to the reason of blockage of ITC by respondent.Page 1 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022
C/SCA/12986/2021 ORDER DATED: 23/03/2022
e. Pass any other order(s) as this Hon'ble Court may deem fit and
more appropriate in order to grant interim relief to the petitioner;
f. Any other and further relief deemed just and proper be granted in the interest of justice.
g. To provide for the cost of this petition." 2 We need not delve much into the facts of this litigation as the
principal issue involved in the present writ application is no longer res integra in view of the recent pronouncement of of this Court in the case of Samay Alloys India Pvt. Ltd. vs. State of Gujarat [Special Civil Application No.18059 of 2021 decided on 3rd February 2022].
3 While issuing notice, a Coordinate Bench of this Court passed the following order dated 8th September 2021:
"1. The petitioner is before this Court seeking to unblock the Input Tax Credit (ITC) amounting to Rs.7,68,554/- of CGST and Rs.7,68,549/- of SGST in the petitioner's Electronic Credit Ledger, which reflects the balance to negative figure of Rs.14,11,678/-. His grievances when expressed before the authority are not replied till date, no show cause notice has been issued. Invocation of Rule 86 A of the CGST Rules, 2017 is strongly objected to on the ground that there has to be a credit of Input Tax available in the Electronic Credit Ledger. Rule 86 A of the CGST Rules, 2017 is not permissible to be invoked in such cases with the following prayers:
"5...
a. A Writ of Mandamus or any other Writ, order or direction in the nature of Mandamus directing the respondent to unblock the Input Tax Credit amounting to Rs.7,68,554/- of CGSCT and Rs.7,68,549/- of SGST totalling to Rs.15,37,103/-;
b. Pending hearing and final disposal of this petition direct the respondent to allow petitioner to raise E-way bills so that business may continue;
c. Pending hearing and final disposal of this petition direct the respondent to allow filing of GSTR-3B for the period April, 2021- 22 and subsequent returns without payment of negative ITC due Page 2 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 to blocking of ITC by the respondents;
d. Direct the respondent not to recover interest and penalty due to late filing of GSTR-3B return for the period April, 2021-22 and subsequent returns due to the reason of blockage of ITC by respondent.
e. Pass any other order(s) as this Hon'ble Court may deem fit and more appropriate in order to grant interim relief to the Petitioner;
f. Any other and further relief deemed just and proper be granted in the interest of justice;
g. To provide for the cost of this petition."
2. Hearing learned advocate, Mr.Hardik Vora and on advanced copy given to the learned AGP, Mr.Soham Joshi, we pass the following order:
Issue Notice, returnable on 15.09.2021.
Learned AGP waives service of notice for and on behalf of the respondent-State.
Learned AGP to take the necessary instruction by next week and let the Court know of the reason of absence of any response. Pendency of this petition will not preclude the respondent to respond to the request made on 19.07.2021 and 30.07.2021."
4 We quote the relevant observations made by this Court in the case of Samay Alloys Pvt. Ltd. (supra) as under:
"27. Rule 86-A of the GST Rules reads thus;
"(1) The Commissioner or an officer authorised by him in this behalf, not below the rank of an Assistant Commissioner, having reasons to believe that credit of input tax available in the electronic credit ledger has been fraudulently availed or is ineligible in as much as-
a) the credit of input tax has been availed on the strength of tax invoices or debit notes or any other document prescribed under rule 36-
i. issued by a registered person who has been found non-existent or not to be conducting any business from any place for which registration has been obtained; or Page 3 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 ii. without receipt of goods or services or both; or
b) the credit of input tax has been availed on the strength of tax invoices or debit notes or any other document prescribed under rule 36 in respect of any supply, the tax charged in respect of which has not been paid to the Government; or
c) the registered person availing the credit of input tax has been found non-existent or not to be conducting any business from any place for which registration has been obtained; or
d) the registered person availing any credit of input tax is not in possession of a tax invoice or debit note or any other document prescribed under rule 36, may, for reasons to be recorded in writing, not allow debit of an amount equivalent to such credit in electronic credit ledger for discharge of any liability under section 49 or for claim of any refund of any unutilised amount."
28. Rule 86A of the CGST Rules empowers the Commissioner or his subordinates to freeze the debit in the electronic credit ledger provided he has reasons to believe that the credit of input tax available in the electronic credit ledger has been fraudulently availed or is ineligible. Thus, the condition precedent is that the input tax credit should be available in the electronic credit ledger before the power under Rule 86-A is invoked by the authority. In the case on hand, it is not in dispute that the amount of input tax credit available in the electronic credit ledger as on the date of blocking of ledger was Nil. If no input tax credit was available in the ledger, the blocking of electronic credit ledger under Rule 86-A of the Rules and insertion of negative balance in the ledger would be wholly without jurisdiction and illegal.
29. On a plain reading of the opening part of Rule 86A(1) of CGST Rules, 2017, it transpires that the power conferred under Rule 86A can be exercised by the Commissioner or an officer authorised by him (not below the rank of an Assistant Commissioner). Further the powers can be exercised if the following cumulative conditions are satisfied.
i) Credit of input tax should be available in the electronic credit ledger,
ii) The Commissioner of an officer authorised by him should have reason to believe that such credit has been fraudulently availed or is ineligible,
iii) The reason to believe are be recorded in writing.
30. In case the above referred conditions are satisfied, a proper officer can invoke Rule 86A. Upon invocation of Rule 86A, a proper officer can -
Page 4 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022C/SCA/12986/2021 ORDER DATED: 23/03/2022
a) Disallow debit from the electronic credit ledger for discharge of any liability under section 49 or for claim of any refund of any unutilised amount.
b) Such restriction should be for an amount equivalent to the amount claimed to have been fraudulently availed or is ineligible.
31. Rule 86A (1) of CGST Rules, 2017 is broadly divided into two parts. The opening part of the rule deals with the conditions required to be fulfilled in order to invoke the powers under the rule. The second part of the rule provides for the consequences in case Rule 86A is invoked.
32. In other words, in case the conditions prescribed for the invocation of Rule 86A are not fulfilled, the officer cannot invoke the rule, and in such scenario, the consequences provided in the rule becomes ex-facie inapplicable.
33. One of the primary conditions in order to invoke Rule 86A is that the Credit of input tax should be available in the electronic credit ledger. Further, such credit should be claimed to have been (supported by reason to believe recorded in writing) fraudulently availed.
34. Accordingly, in case where (i) Credit of input tax is not available in the electronic credit ledger or (ii) such credit has already been utilised, the powers conferred under Rule 86A cannot be invoked.
35. Further, Rule 86A is not the rule which entitled the proper officer to make debit entries in the electronic credit ledger of the registered person. The rule merely allows the proper officer to disallow the registered person debit from the electronic credit ledger for the limited period of time and on a provisional basis. In case debit entries are made by the proper officer, the same will tantamount to permanent recovery of the input tax credit and certainly permanent recovery is governed by the statutory provisions (Section 73 of 74 of CGST Act) and it certainly travels beyond the plain language and underlined intent Rule 86A.
36. Reference may be made to a judgement of the Patna High Court in the case of Rohtas Industries Limited Vs. Superintendent of Central Excise (2000) 123 ELT 124, wherein the High Court in context of central excise law held that the proper officer cannot make debit entries in the personal ledger account maintained by the assessee. A personal ledger account is like a bank account maintained by the assessee with the excise department. Similarly, the electronic credit ledger is a credit account maintained by the registered person with the department and revenue cannot be authorised to make debit entries in such account without express provision of law.
Page 5 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022C/SCA/12986/2021 ORDER DATED: 23/03/2022
37. We may look into the Division Bench decision of the Patna High Court, wherein N.L. Untwalia, CJ (as His Lordship then was) observed as under;
"4. The questions which fall for determination in this case are--
(i) Whether the debit entries (annexures 3 to 6) could be made by respondent No. 1 in the accounts maintained by the petitioner in its various factories in exercise of his power under Section 11 of the Act?
(ii) Whether the demand in respect of the Chemical Factory could be realised by adjustment and the making of the debit entries in the accounts of the other three factories ?
5. Rule 9-B deals with provisional assessment of duty. But this provisional assessment is to be made by the proper officer and not by the assessee himself. The matter of recovery of duties or charges short-levied or erroneously refunded is dealt with in Rule 10 and residuary powers for recovery of sums due to Government are provided in Rule 10-A. By notification dated the 11th October, 1969. 12th Amendment of the Rules was introduced, whereby Rules 10 and 10-A were amended. The purpose of this amendment is mentioned in a copy of the letter dated the 30th September, 1969 (annexure 13) from the Ministry of Finance. Department of Revenue and insurance, to all Collectors of Central Excise. The amended Rule 10-A provided for giving of a notice of show cause to the assessee in the matter of deficiency of duty. But it would be noticed from the language of Rules 10 and 10-A even as it stood after the 12th Amendment that they do not apply to a case which is covered by the Rules incorporated in Chapter VII-A introduced for the first time in the Rules on 14-7-1969. That is the relevant Chapter which deals with clearance of goods on provisional determination of the excise duty payable by the assessee himself. And, as I read these Rules, they are the only relevant Rules some of which will be specifically referred to in this judgment. The heading of Chapter VII-A is--
"Removal of excisable goods on determination of duty by producers, manufacturers or private warehouse licensees."
The provisions of Chapter VII-A are to apply to such excisable goods as the Central Government may, by notification in the Official Gazette specify in this behalf under Rule 173-A. Under Rule 173-B the assessee would file the list of goods for approval of the proper officer and he has to file a price list of goods Page 6 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 assessable ad valorem under Rule 173-C. The assessee is under an obligation to furnish information regarding principal raw material under Rule 173-D. The normal production is to be determined under Rule 173-E. Then Rule 173-F says--
"Where the assessee has complied with the provisions of Rules 173-B, 173-D and where applicable, 173-C, he shall himself determine his liability for the duty due on the excisable goods, intended to be removed and shall not, except as otherwise expressly provided in these rules remove such goods unless he has paid the duty so determined."
What procedure the assessee is to follow is provided in Rule 173- G. Under Sub-rule (1) he is to keep an account-current with the Collector separately for excisable goods falling under different items of the First Schedule to the Act, in such form and manner as the Collector may require, of the duties payable on the excisable goods. He is required to maintain triplicate account by using indelible pencil and double sided carbon. He has to make periodically credit in such account-current, by cash payment into the treasury or by cheque if the Collector so specifies. Thereafter in the various other sub-rules of Rule 173-G a procedure has been prescribed for removal of the goods. Under Sub-rule (5) every assessee has to furnish to the proper officer a list in duplicate of all accounts maintained and returns prepared by him in regard to the production, manufacture, storage, delivery or disposal of the goods, including the raw-materials. The return has to be filed in a proper form under Sub-rule (3). The assessee is obliged to produce on demand to the Central Excise Officers or the audit parties deputed by the Collector the accounts and returns for the scrutiny of the officers or the audit parties as the case may be under Rule 173-G (6). I shall quote Rule 173-1.
"(1) The proper officer shall on the basis of the information contained in the return filed by the assessee under Sub-rule (3) of Rule 173-G and after such further inquiry as he may consider necessary, assess the duty due on the goods removed and complete the assessment memorandum on the return. A copy of the return so completed shall be sent to the assessee.
(2) The duty determined and paid by the assessee under Rule 173-F shall be adjusted against the duty assessed by the proper officer under Sub-rule (l) and where the duty so assessed is more than the duty determined and paid by the assessee, the assessee shall pay the deficiency by making a debit in the account-current within ten days of receipt of copy of the return from the proper officer and where such duty is less, the assessee shall take credit in the account-current for the excess on receipt of the assessment Page 7 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 order in the copy of the return duly counter-signed by a Superintendent of Central Excise."
The proper officer is to assess the duty due on the goods removed and complete the assessment memorandum on the return filed by the assessee. A copy of the return so completed has to be sent to the assessee. Then it is the obligation of the assessee to pay the deficiency, if any by making a debit in the account-current within ten days of the receipt of the copy of the return from the proper officer and where the amount paid is in excess, the assessee has to make a credit entry in that account. It would thus be seen that the account which is to be maintained by the assessee on his own provisional assessment of the amount of duty payable is subject to the control of the proper officer. To put it in other words, the scheme is like this. The assessee has to put sufficient amount in deposit in the treasury in the accountcurrent with the Collector. From that amount in credit, he can go on adjusting the amounts of duty payable by him on his own assessment. But finally the assessment is to be made by the proper officer and according to that final assessment the assessee has to make debit or credit entries in the accounts maintained by him under Rule 173-G. The rules, so far I have examined, do not provide that if the assessee fails to pay the deficiency by making a debit entry in the account-current within ten days of the receipt of copy of the return from the proper officer then the proper officer can himself make that debit entry in the account-current. For failure of the assessee to pay the deficiency by making the debit entry in the account-current, whatever else may follow, but certainly it does not follow that the proper officer himself can make the debit entry in the accounts. In support of the right of the proper officer to make such debit entry reliance is placed upon Section 11 of the Act. And. now I proceed to examine it.
6. Section 11 reads as follows--"
"In respect of duty and any other sums of any kind payable to the Central Government under any of the provisions of this Act or of the rules made thereunder, the officer empowered by the Central Board of Revenue to levy such duty or require the payment of such sums may deduct the amount so payable from any money owing to the person from whom such sums may be recoverable or due which may be in his (hands or under his disposal or control, or may recover the amount by attachment and sale of excisable goods belonging to such person; and if the amount payable is not so recovered he may prepare a certificate signed by him specifying the amount due from the person liable to pay the same and send it to the Collector of the district in Page 8 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 which such person resides or conducts his business and the said Collector on receipt of such certificate, shall proceed to recover from the said person the amount specified therein as if it were an arrear of land revenue."
Apart from the other modes of recovery, one of the methods of recovery of sums due to the Government provided under Section 11 is that the officer concerned may deduct the amount of deficiency from any amount which may be payable to the person from whom the deficiency is recoverable. If suppose, a sum of Rs. 50,000/- was payable to the assessee by the Department then the officer concerned could deduct the amount of deficiency, say. Rs. 30,000/- from that amount and would pay the balance of Rs. 20,000/-. But then it is difficult to interpret this provision to say that the proper officer can himself make the debit entries in the accountcurrent maintained by the assessee under Rule 173- G. The proper officer may inform the assessee that under various accounts-current say, if a sum of Rupees 50,000/- is in deposit, he would adjust the amount of Rupees 30,000/- payable by the assessee on account of deficiency in the duty paid from the sum of Rs. 50,000/- and thenceforward would treat the amount of deposit only at Rs, 20,000/-. If he does so then the assessee in order to carry on his business further, in accordance with Chapter VII-A would be obliged to show in his account books the sum of deposit, as determined by the proper officer. From a practical point of view, the same result can be achieved but by the legal and legitimate method just indicated. Instead of following this legitimate and legal method, respondent No. 1 adopted a course of making the entries himself which are annexures 3 to 6 in this case --a method which was not warranted by law. In annexure 1 he had rightly asked the assessee to debit the amount by 22-2-1970, namely, the period of ten days counting from the date of the letter. On failure of the assessee he had a right to recover the sum in the mode indicated in the second paragraph of annexure 1, if it is permissible in law or to adopt any other method including the one indicated by me above. But then I do not feel persuaded to hold on failure of the assessee to debit the amount in accordance with Rule 173-1 (2), the proper officer had a right to do so.
7. Learned Counsel for the respondent in support of his submission that the proper officer had the authority to make the debit entries in the accounts, placed reliance upon an unreported decision of a learned single Judge of Gujarat High Court in The Union of India v. Prithivi Cotton Mills Ltd. (Second Appeal 531 of 1965 decided on 15-3-1971 (Guj)), There also, the debit entries had been made by an Officer of Excise Department. The Court of appeal below had held that he was not the proper Page 9 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 officer to exercise the power under Section 11 of the Act. The High Court did not agree with this view and reversed the decision. No argument seems to have been advanced nor is there any discussion as to whether in exercise of the power under Section 11 an officer could make a debit entry in the account maintained under Rule 173-G of the Rules."
38. The revenue may legitimately argue that such an interpretation may make the entire Rule 86A toothless as parties can claim and immediately utilise the credit fraudulently availed by filing monthly returns. Accordingly, it may be practically impossible to invoke Rule 86A in large number of cases. This may be the actual implication of the present interpretation, however, the Government in its wisdom has framed Rule 86A and this rule is not framed to recover the credit fraudulently availed. In case where credit is fraudulently availed and utilised, appropriate proceeding under the provisions of section 73 or section 74, as the case may be, can be initiated. Secondly, Rule 86A is not the rule which provides for debarring the registered person from using the facility of making payment through the electronic credit ledger. In case the intention was to disallow future debits or credit in electronic credit ledger, the text of the rule would be entirely different.
39. Accordingly, even though Rule 86A may be invoked in very limited number of cases, this cannot be the basis to invoke the rule in the cases which are not supported by the plain language of the rule.
40. The Rule 86A empowers the proper officer to disallow debit from the electronic credit ledger for an amount equivalent to the amount claimed to have been fraudulently availed. Accordingly, the rule provides for restriction on an amount and not on the very credit which is fraudulently availed. Accordingly, the rule can be invoked even when the credit fraudulently availed is utilised.
41. In the aforesaid regard, first the language of an amount equivalent appears in the later portion of the rule which provides for the consequences in case the conditions for invocation of the rule are satisfied. As already discussed, the rule itself can be invoked only in case where the credit of input tax is available in the electronic credit ledger and accordingly, the consequence of the invocation cannot determine the applicability of the rule. Secondly, once the input tax credit is claimed in electronic credit ledger, the credit becomes part of one fungible pool and the credit cannot be separately identified. Having regard to the same, the rule provides for restriction on an equivalent amount and not the credit itself. However, the rule presupposes existence of such credit in the electronic credit ledger.
42. A doubt may also arise that a registered person may persistently and continuously avail and utilise the fraudulent credit and in such Page 10 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 scenario the strict interpretation of Rule 86A will defeat the underlying purpose of enacting such a preventive provision. In this regard. Rule 86A is not the only measure available with the Government. The Government can certainly initiate proceedings under the provisions of section 73 or section 74, as the case may be, for recovery of credit wrongly claimed. Further, the Government in an appropriate case may initiate proceeding for Cancellation of registration (either of the supplier of the recipient or both) under Section 29 of CGST Act. Furthermore, the Government can also provisionally attach any property, including bank account, belonging to the taxable person under Section 83 of CGST Act.
43. Accordingly, the fact or possibility of registered person availing and utilising the fraudulent credit persistently and continuously cannot be the basis to invoke Rule 86A.
44. The power to restrict debit from the electronic credit ledger is extremely harsh in nature. The rule outreaches the detailed procedure provided in the legislature for determination of input tax credit wrongly availed or utilised provided in Section 73 and 74 of CGST Act and empowers the officer to unilaterally impose certain restrictions in compelling circumstances. In other words, Rule 86A is invoked at a stage which is anterior to the finalization of an assessment or the raising of a demand. Accordingly, it should be governed strictly by specific statutory language which conditions the exercise of the power.
45. Mr. Sheth, the learned counsel appearing for the writ applicants is right in his submission that the heading of Rule 86-A itself is suggestive of its scope and applicability. The heading reads "conditions of use of amount available in electronic credit ledger". It appears on plain reading of the heading itself that Rule 86-A can be invoked only if the amount is available in the electronic credit ledger and not otherwise. It is a settled rule of interpretation that the section heading or marginal note can be relied upon to clear any doubt or ambiguity in the interpretation of the provision to discern the legislative intent. [vide Uttamdas Chela Sunder Das vs. SGPC (1996) 5 SCC 71 and Bhinka & Ors. vs. Charan Singh, AIR 1959 (SC) 906]
46. In the aforesaid context, we may also refer to two more decisions of the Supreme Court (i) Commissioner of Income Tax, Madras vs. Kasturi & Sons Ltd., (1999) 3 SCC 346 and (ii) Kapil Mohan vs. Commissioner of Income Tax, Delhi (1999) 1 SCC 450.
47. In Kasturi & Sons (supra), the Supreme Court observed in Para-9 as under;
"9. The principle that a taxing statute should be strictly construed is well settled. In Principles of Statutory Interpretation Page 11 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 by Justice G.P. Singh, Sixth edition 1966, the law is stated thus:-
"The well-established rule in the familiar words of LORD WENSLEYDALE, reaffirmed by LORD HALSBURY and LORD SIMONDS, means: "The subject is not to be taxed without clear words for that purpose; and also that every Act of Parliament must be read according to the natural construction of its words".
In a classic passage LORD CAIRNS stated the principle thus: "If the person sought to be taxed comes within the letter of the law he must be taxed, however great the hardship may appear to the judicial mind to be. On the other hand, if the Crown seeking to recover the tax, cannot bring the subject within the letter of the law, the subject is free, however apparently within the spirit of law the case might otherwise appear to be. In other words, if there be admissible in any statute, what is called an equitable, construction, certainly, such a construction is not admissible in a taxing statute where you can simply adhere to the words of the statute". VISCOUNT SIMON quoted with approval a passage from ROWLATT, J. expressing the principle in the following words: "In a taxing Act one has to look merely at what is clearly said. There is no room for any intendment. There is no equity about a tax. There is no presumption as to tax. Nothing is to be read in, nothing is to be implied. One can only look fairly at the language used". Relying upon this passage LORD UPJOHN said:
"Fiscal measures are not built upon any theory of taxation."
48. In Kapil Mohan (supra), the Supreme Court observed in Para-13 as under;
"As to the argument based on equity, it has long been recognised that tax and equity are strangers. Just as reliance upon equity does not avail an assessee, so it does not avail the Revenue. The legal representative of a deceased depositor cannot be made to pay income-tax upon the annuity only because the original depositor had not been required to pay income-tax on the amount of the annuity deposit, on the basis that what the Revenue had lost out on then should be recouped to it now. The original depositor did not voluntarily make the annuity deposit; he was required by the Act and Scheme to do so. Insofar as he was concerned, the Act provided that the annuity he received would be taxable as income. Whether advisedly or otherwise, the Act did not provide that the annuity would be taxed as income in the hands of his legal representative, and there it must remain."
49. Thus, the principle of law discernible from the aforesaid two decisions of the Supreme Court is that there can be no action based on any supposed intendment of the provision. Since the plain language of Rule 86A does not permit its exercise without there being availability of Page 12 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 credit, the same could not have been invoked in the present case.
50. Our attention has also been drawn to the Circular No.4 of 2021 dated 24.05.2021 issued by the Office of the Commissioner of State Tax, State Goods & Services Tax Department, Kerala. The circular has explained what would be the position if the balance in the electronic credit ledger is Nil. It would be appropriate to quote the entire circular placing much emphasis on Clauses-12 and 14 respectively therein. The same reads thus;
"Office of the Commissioner of State Tax, State Goods and Services Tax Department, Kerala, Tax Towers, Karamana, Thiruvananthapuram Dated: 24/05/2021 CIRCULAR No.04 /2021 Sub: Blocking of Credit under Rule 86A of SGST Rules- 2017 - Guidelines issued-reg:
Ref: 1. order No. CT/17859/2018-A2 GSTC dated 22/01/2020
2. SoP for blocking/ unblocking of ITC
1. As per the new Rule 86A inserted in the GST Rules;
[86A. Conditions of use of amount available in electronic credit ledger.- (1) The Commissioner or an officer authorised by him in this behalf, not below the rank of an Assistant Commissioner, having reasons to believe that credit of input tax available in the electronic credit ledger has been fraudulently availed or is ineligible in as much as
a) the credit of input tax has been availed on the strength of tax invoices or debit notes or any other document prescribed under rule 36- i. issued by a registered person who has been found non-existent or not to be conducting any business from any place for which registration has been obtained; or ii. without receipt of goods or services or both; or
b) the credit of input tax has been availed on the strength of tax invoices or debit notes or any other document prescribed under rule 36 in respect of any supply, the tax charged in respect of which has not been paid to the Government; or
c) the registered person availing the credit of input tax has been found non-existent or not to be conducting any business from any place for which registration has been obtained; or Page 13 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022
d) the registered person availing any credit of input tax is not in possession of a tax invoice or debit note or any other document prescribed under rule 36, may, for reasons to be recorded in writing, not allow debit of an amount equivalent to such credit in electronic credit ledger for discharge of any liability under section 49 or for claim of any refund of any unutilised amount.
(2)The Commissioner, or the officer authorised by him under sub-rule (1) may, upon being satisfied that conditions for disallowing debit of electronic credit ledger as above, no longer exist, allow such debit.
(3) Such restriction shall cease to have effect after the expiry of a period of one year from the date of imposing such restriction.
2. In order to streamline the process of blocking/unblocking of ITC as per the above rules, the following guidelines are issued;
3. Vide order No. CT/17859/2018-A2 GSTC dated 22/01/2020 the Joint Commissioners of state tax has been authorized to perform the functions to be performed by Commissioner of State Tax under Rule 86A within their respective jurisdiction.
4. Detailed SOP has already been issued prescribing the manner of blocking /unblocking of ITC in the portal.
5. In Rule 86A, 4 scenarios has been mentioned for blocking of ITC. Out of the 4 scenarios, more importance has to be given for situation (a) and (c). It should be ensured that no input tax credit is availed on the strength of tax invoices or debit notes or any other documents prescribed under rule 36 issued by a registered person who has been found non- existent or not conducting any business from the place for which registration has been obtained or without receipt of goods or services or both.
6. With regard to (b), major cases should be identified from the red flag reports or other reports available in the back end. while taking figures from 2A, it shall be ensured that the 2A is updated. Such blocking shall be in terms of Rule 36(4) of the KSGST AND CGST rules and Circular No.123/42/2019- GST dated 11th November, 2019 of CBIC.
7. In respect of cases initiated by the Jurisdictional officers/proper officers, the request for blocking of credits shall be sent to the District Joint Commissioners Page 14 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 concerned(Authorized officers) who will examine the same and will take necessary steps to block the ITC in the portal as per the SoP issued.
8. In respect of the requests for blocking ITC received from CBIC, the same has to be received and processed by Economic Intelligence Wing in the office of the Commissioner of State Taxes and they will examine the case and if found justified, it shall be forwarded to authorized District Joint Commissioner concerned who have the jurisdiction to block ITC of the said taxpayer.
9. Any requests from State Officers to block ITC pertaining to CBIC administrated taxpayers should be sent to Economic Intelligence Wing in the office of the Commissioner and they will process the same and forward to the CGST Commissionerates concerned for necessary action.
10. As stated in the rules, the credit blocked shall be the value equivalent to credit availed fraudulently or ineligible credit. The authorized officer shall determine the amount equivalent to such fraudulent credit and shall block usage of such amount in the portal.
11. The authorized Officer shall inform such blocking/ restriction of credit to the officer under whom the taxpayer is registered and also to the taxpayer whose credit has been blocked. Such intimation shall be send through e-mail to the registered mail id as soon as possible and also shall serve a hard copy of order to the taxpayer with proper acknowledgment.
12. If there is Nil balance or insufficient balance in the tax head to which the credit is to be blocked the credit available in other tax heads, equivalent to the amount fraudulently availed, can be blocked. In such scenario, it should be kept in mind that, this shall be subject to limitations imposed by law on crossutilization of ITC. That is, as cross utilization of CGST credit to SGST liability and vice versa is not permitted by GST Laws. In case of blocking of CGST credit availed fraudulently, blocking of SGST credit shall not be done, if no credit is available in CGST tax head. As such, for blocking of IGST credit availed fraudulently, if there is no credit balance in IGST tax head, the amount equivalent to the credit fraudulently availed can be blocked from the ITC credit available in CGST head and/or SGST head and vise versa.
13. Any representation received from the taxpayer against blocking of ITC shall be disposed by the authorized officer within Page 15 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 a reasonable time (say 15 days). The authorized officer, after considering the representation, may on being satisfied that the conditions stipulated under Rule 86A no longer exists, or found to be contrary to the belief that led to the blocking, unblock the credits as per Rule 86A (2) in the manner specified in the SOP, under intimation to concerned registered person and the jurisdictional proper officer.
14. Blocking of credit under Section 86A is an emergency measure to prevent the taxpayer from using the credit availed fraudulently or ineligible credit taken. Hence nothing prevents the proper officer from taking any other suitable actions under any other provisions of GST laws including determination of tax under section 73, 74, demand and recovery, provisional attachment of property etc.
15. ITC blocking is a temporary step and should not be seen as equivalent to recovery of tax. Action under section 73/74 is the full and final demand creation exercise as per GST Law. Both are mutually exclusive and SCN under section 73/74 should be issued immediately upon completion of investigation in all cases."
51. The circular referred to above fortifies the contention raised by Mr. Sheth. Clause 12 of the circular, referred to above, clarifies that if there is Nil or insufficient balance in a particular tax head in the electronic credit ledger, then the balance in another tax head can be blocked only if the cross-utilization from such head is permissible in law. Such cross- utilization between CGST and SGST is not permissible. The circular has clarified that the SGST credit ledger cannot be blocked if sufficient credit balance is not available under the CGST head and vice versa. In the case of the writ applicants herein, there is no balance available under any of the heads in the electronic credit ledger and, hence, the question of blocking of credit would not arise. It is further clarified in clause-15 of the circular that nothing would prevent the authority from proceeding with the adjudication under Sections 73 and 74 respectively and thus from exercising powers of provisional attachment. This is also in tune with what has been submitted on behalf of the writ applicants.
52. Mr. Sheth pointed out to us that his client was forced or rather coerced to pay excess amount of approximately Rs.20 Lakh as a result of illegal negative blocking of the electronic credit ledger. Without making such payment, the writ applicant was not allowed to file his return by virtue of Section 39(7) of the CGST Act. This tantamounts to recovery even without adjudication. The amount was paid by the writ applicant under protest pursuant to the order passed by a Coordinate Bench of this Court dated 08.12.2021. Mr. Sheth would submit that this excess amount which the writ applicant was forced to deposit, may be Page 16 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 ordered to be refunded.
53. Mr. Sheth is also right in his submission that the authorities are not remediless with respect to the alleged wrongful availment of the input tax credit by the writ applicant. The admissibility of input tax credit can be verified through issuance of show-cause notice and, thereafter, with the adjudication of the liability. The authorities have ample powers of recovery including the power of provisional attachment under Section 83 of the CGST Act. However, the power under Rule 86A could not have been invoked in the absence of any credit balance in the electronic credit ledger.
54. We are not impressed with the submission of Mr. Sharma that the legislature has consciously used the expression "equivalent to such credit" instead of the words "equivalent to such "available" "credit". The emphasis which is sought to be placed by Mr. Sharma is on the non- usage of word "available". In our opinion, the expression "equivalent to such credit" necessarily implies the available credit. The absence of the word "available" would not make any difference.
55. Our attention has also been drawn to a circular issued by the Central Board of Indirect Taxes & Customs dated 2nd November, 2021. This circular is in the form of guidelines for disallowing the debit of electronic credit ledger under Rule 86-A of the CGST Rules, 2017. It appears that such circular, providing for guidelines, came to be issued pursuant to the directions issued by this very High Court in the case of S.S. Industries vs. Union of India, reported in (2021) 87 GSTR 71 (Guj.). Paras-3.1.2, 3.1.3 and 3.1.4 are relevant. We quote as under;
"3.1.2 Perusal of the rule makes it clear that the Commissioner, or an officer authorised by him, not below the rank of Assistant Commissioner, must have "reasons to believe" that credit of input tax available in the electronic credit ledger is either ineligible or has been fraudulently availed by the registered person, before disallowing the debit of amount from electronic credit ledger of the said registered person under rule 86,4. The reasons for such belief must be based only on one or more of the following grounds:
a) The credit is availed by the registered person on the invoices or debit notes issued by a supplier, who is found to be non-
existent or is found not to be conducting any business from the place declared in registration.
b) The credit is availed by the registered person on invoices or debit notes, without actually receiving any goods or services or both.
Page 17 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022C/SCA/12986/2021 ORDER DATED: 23/03/2022
c) The credit is availed by the registered person on invoices or debit notes, the tax in respect of which has not been paid to the government'
d)The registered person claiming the credit is found to be non- existent or is found not to be conducting any business from the place declared in registration'
e) The credit is availed by the registered person without having any invoice or debit note or any other valid document for it.
3.1.3 The Commissioner, or an officer authorised by him, not below the rank of Assistant commissioner, must form an opinion for disallowing debit of an amount from electronic credit lodger in respect of a registered person, only after proper application of mind considering all the facts of the case, including the nature of prima facie fraudulently availed or ineligible input tax credit and whether the same is covered under the grounds mentioned in sub-rule (l) of rule 86A' as discussed in para 3.1.2 above; the amount of input tax credit involved; and whether disallowing such debit of electronic credit ledger of a person is necessary for restricting him from utilizing/ passing on fraudulently availed or ineligible input tax credit to protect the interests of revenue.
3.1.4 It is reiterated that the power of disallowing debit of amount from electronic credit ledger must not be exercised in a mechanical manner and careful examination of all the facts of the case is important to determine case(s) fit for exercising power under rule 86A. The The remedy of disallowing debit of amount from electronic credit ledger being, by its very nature. Extraordinary' has to be resorted to with utmost circumspection and with maximum care and caution. It contemplates an objective determination based on intelligent care and evaluation as distinguished from a purely subjective consideration of suspicion. The reasons are to be on the basis of material evidence available or gathered in relation to fraudulent availment of input tax credit or ineligible input tax credit availed as per the conditions/grounds under sub-rule(1) of rule 86A."
56. In S.S. Industries (supra), this Court summarized its final conclusions as under;
"65. Our final conclusions may be summarized as under:-
(I) The invocation of Rule 86A of the Rules for the purpose of blocking the input tax credit may be justified if the concerned authority or any other authority, empowered in law, is of the prima facie opinion based on some cogent materials that the ITC Page 18 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 is sought to be availed based on fraudulent transactions like fake/bogus invoices etc. However, the subjective satisfaction should be based on some credible materials or information and also should be supported by supervening factor. It is not any and every material, howsoever vague and indefinite or distant remote or far-fetching, which would warrant the formation of the belief.
(II) The power conferred upon the authority under Rule 86A of the Rules for blocking the ITC could be termed as a very drastic and far-reaching power. Such power should be used sparingly and only on subjective weighty grounds and reasons.
(III) The power under Rule 86A of the Rules should neither be used as a tool to harass the assessee nor should it be used in a manner which may have an irreversible detrimental effect on the business of the assessee.
(IV) The aspect of availing the credit and utilization of credit are two different stages. The utilization of credit is a vested right. No vested right accrues before taking credit.
(V) The Government needs to apply its mind for the purpose of laying down some guidelines or procedure for the purpose of invoking Rule 86A of the Rules. In the absence of the same, Rule 86A could be misused and may have an irreversible and detrimental effect on the business of the person concerned. In this regard, the Government needs to act promptly."
57. For all the foregoing reasons, this writ application succeeds and is hereby allowed. The respondents are directed to withdraw negative block of the electronic credit ledger at the earliest. We rule that the condition precedent for exercise of power under Rule 86A of the GST Rules is the availability of credit in the electronic credit ledger which is alleged to be ineligible. If credit balance is available, then the authority may, for reasons to be recorded in writing, not allow the debit of amount equivalent to such credit. However, there is no power of negative block for credit to be availed in future. The writ applicants are also entitled to the refund of Rs.20 Lakh deposited by them to enable them to file their return. The respondents shall refund this amount of Rs.20 Lakh to the writ applicants within a period of two weeks from the date of the receipt of the writ of this order."
5 In view of the aforesaid, this writ application succeeds and is hereby allowed. The respondents are directed to withdraw the negative block of the electronic credit ledger at the earliest. The negative block is Page 19 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022 C/SCA/12986/2021 ORDER DATED: 23/03/2022 to the extent of Rs.14,11,678/-. Whatever balance remained in the electronic credit ledger after the removal of the balance to negative figure, the same shall not be utilized by the writ applicant till the show cause notice is issued if any under Section 73 or 74 respectively of the C.G.S.T. Act. Once the negative block is removed, the writ applicant shall proceed to file his returns with appropriate tax, penalty and interest, that may be determined in accordance with law.
6 With the aforesaid, this writ application stands disposed of.
(J. B. PARDIWALA, J) (NISHA M. THAKORE,J) CHANDRESH Page 20 of 20 Downloaded on : Sat Mar 26 22:59:18 IST 2022