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 1, Cited by 1]

Orissa High Court

M/S. Y. B. Constructions Pvt. Ltd vs Union Of India And Others .... Opposite ... on 22 February, 2023

Author: M.S. Raman

Bench: M.S. Raman

                     IN THE HIGH COURT OF ORISSA AT CUTTACK

                                    W.P.(C) No.12232 of 2021

            M/s. Y. B. Constructions Pvt. Ltd.,      ....          Petitioner
            Bhubaneswar
                                             Ms. K. R. choudhury, Advocate
                                       -versus-

            Union of India and others             .... Opposite Parties
             Mr. Radheyshyam Chimanta, Senior Standing Counsel for GST,
                                            Central Excise and Customs

                        CORAM:
                        THE CHIEF JUSTICE
                        JUSTICE M.S. RAMAN
                                           ORDER

22.02.2023 Order No.

02. 1. The Petitioner before this Court seeks a direction to the Opposite Parties to permit the Petitioner to rectify the GST Return filed for the periods 2017-18 and 2018-19 i.e. on 16th October 2017, 25th November 2017, 30th January 2018 and 30th March, 2019 in Form- B2B instead of B2C as was wrongly filed under GSTR-1 in order to get the Input Tax Credit (ITC) benefit by the principal contractor.

2. Admittedly, the last date of filing the return was 31st March, 2019 and the date by which the rectification should have been carried out was 13th April, 2019.

3. It is the case of the Petitioner that the error came to be noticed after the principal contractor held up the legitimate running bill amount of the Petitioner by informing it about the above error. It is Page 1 of 3 the case of the Petitioner that thereafter it has been making requests to the Opposite Parties to permit it to correct the GSTR-1 Forms but to no avail.

4. The stand taken by the Opposite Parties is that once the deadline for rectification of the Forms was crossed, then no further indulgence could be granted to the Petitioner.

5. The fact remains that by permitting the Petitioner to rectify the above error, there will be no loss whatsoever caused to the Opposite Parties. It is not as if that there will be any escapement of tax. This is only about the ITC benefit which in any event has to be given to the Petitioner. On the contrary, if it is not permitted, then the Petitioner will unnecessarily be prejudiced.

6. In similar circumstances, the Madras High Court in its order dated 6th October, 2020 in Writ Petition No.29676 of 2019 (M/s. SUN DYE CHEM v. The Assistant Commissioner ST) accepted the plea of the Petitioner and directed that the Petitioner in that case should be permitted to file the corrected form.

7. For the aforementioned reasons, this Court permits the Petitioner to resubmit the corrected GSTR-1 for the aforementioned periods and to enable the Petitioner to do so, a direction is issued to the Opposite Parties to receive it manually. Once the corrected Forms are received manually, the Department will facilitate the uploading of those details in the web portal. The directions be carried out within a period of four weeks.

Page 2 of 3

8. The writ petition is disposed of with the above directions.

9. An urgent certified copy of this order be issued as per rules.

(Dr. S. Muralidhar) Chief Justice (M.S. Raman) Judge M. Panda Page 3 of 3