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]

Madras High Court

M/S.Aonex Creation vs The Assistant Commissioner Of Gst on 26 September, 2024

Author: Mohammed Shaffiq

Bench: Mohammed Shaffiq

                                                                               W.P.(MD).No.22619 of 2024


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 26.09.2024

                                                        CORAM

                         THE HONOURABLE MR. JUSTICE MOHAMMED SHAFFIQ

                                            W.P.(MD).No.22619 of 2024
                                                      and
                                      W.M.P.(MD).Nos.19160 and 19161 of 2024

                M/s.Aonex Creation,
                Represented by its Managing Partner,
                Muthukumar Shellamuthu.                                           ... Petitioner

                                                          Vs.

                The Assistant Commissioner of GST
                and Central Excise,
                Karur Division, 15, I Floor,
                Gowripuram Extension,
                Anna Nagar,
                Karur - 639 002.                                                  ...Respondent

                Prayer : Writ Petition filed under Article 226 of the Constitution of India,
                praying this Court to issue a Writ of Certiorari, to call for the records of the
                impugned order passed by the respondent in the impugned Order-in-Original
                No.27/GST/AC/2023 dated 07.12.2023 as further corrected by Corrigendum-II
                dated 07.03.2024 for the tax period 2019-20 and quash the same.


                                  For Petitioner          : Mr.S.Rajasekar
                                  For Respondent          : Mr.R.Nandhakumar
                                                            Standing Counsel



https://www.mhc.tn.gov.in/judis
                1/6
                                                                                      W.P.(MD).No.22619 of 2024


                                                         ORDER

The present Writ Petition is filed challenging the impugned order of assessment dated 07.12.2023 as corrected by Corrigendum-II dated 07.03.2024 for the period 2019-2020, on the premise that the Input Tax Credit has been disallowed only on the ground that the claims have been lodged beyond the period prescribed under Section 16(4) of the GST Acts.

2. It is submitted that an amendment has been brought into the GST Acts and that Section 16(5) has now been inserted vide Section 118 of the The Finance (No. 2) Act, 2024 and the relevant provisions reads as under:

“118. In section 16 of the Central Goods and Services Tax Act, with effect from the 1st day of July, 2017, after sub-section (4), the following sub-sections shall be inserted, namely:–– “(5) Notwithstanding anything contained in sub-

section (4), in respect of an invoice or debit note for supply of goods or services or both pertaining to the Financial Years 2017-18, 2018-19, 2019-20 and 2020-21, the registered person shall be entitled to take input tax credit in any return under section 39 which is filed up to the thirtieth day of November, 2021.” (6) Where registration of a registered person is cancelled under section 29 and subsequently the cancellation of registration is revoked by any order, either under section 30 or pursuant to any order made https://www.mhc.tn.gov.in/judis 2/6 W.P.(MD).No.22619 of 2024 by the Appellate Authority or the Appellate Tribunal or court and where availment of input tax credit in respect of an invoice or debit note was not restricted under sub- section (4) on the date of order of cancellation of registration, the said person shall be entitled to take the input tax credit in respect of such invoice or debit note for supply of goods or services or both, in a return under section 39,––

(i) filed up to thirtieth day of November following the financial year to which such invoice or debit note pertains or furnishing of the relevant annual return, whichever is earlier; or

(ii) for the period from the date of cancellation of registration or the effective date of cancellation of registration, as the case may be, till the date of order of revocation of cancellation of registration, where such return is filed within thirty days from the date of order of revocation of cancellation of registration, whichever is later.”

3. It is submitted by the learned counsel for the petitioner that in view of the above amendment, the reasons cited by the adjudicating authority while passing the impugned order of assessment may no longer survive and the respondent would have to re-do the assessment in accordance with the above amendment.

https://www.mhc.tn.gov.in/judis 3/6 W.P.(MD).No.22619 of 2024

4. The learned counsel for the petitioner would submit that earlier this Court has on numerous occasions, remanded on the basis of the Bill proposing the present amendment. The learned Standing Counsel for the respondent would submit that they would re-do the assessment taking into account the Finance (No.2) Act, 2024.

5. In view thereof, the impugned order dated 07.12.2023 as corrected by Corrigendum-II dated 07.03.2024 is set aside. The learned assessing/adjudicating authority/respondent would re-do the assessment by taking into account the amendment referred supra. The petitioner may submit their objection by way of reply, within a period of three (3) weeks from the date of receipt of a copy of this order along with the amendment and other details. If any such reply is filed, the same shall be considered and orders shall be passed, after affording reasonable opportunity of personal hearing to the petitioner. In respect of other issues, the impugned order shall remain undisturbed.

6. With the above direction, this Writ Petition is disposed of. No costs.

Consequently, connected miscellaneous petitions are closed.



                                                                                   26.09.2024
                Index             : Yes / No
                Internet          : Yes/ No
                Lm

https://www.mhc.tn.gov.in/judis
                4/6
                                                    W.P.(MD).No.22619 of 2024



                To
                The Assistant Commissioner of GST
                and Central Excise,
                Karur Division, 15, I Floor,
                Gowripuram Extension,
                Anna Nagar,
                Karur - 639 002.




https://www.mhc.tn.gov.in/judis
                5/6
                                         W.P.(MD).No.22619 of 2024


                                  MOHAMMED SHAFFIQ, J.


                                                             Lm




                                  W.P.(MD).No.22619 of 2024




                                                    26.09.2024




https://www.mhc.tn.gov.in/judis
                6/6