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 3, Cited by 12]

Allahabad High Court

Technosun India Pvt. Ltd. Lucknow Thru. ... vs Union Of India Thru. Prin. ... on 26 September, 2022

Author: Pankaj Bhatia

Bench: Pankaj Bhatia





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

Court No. - 18
 

 
Case :- WRIT TAX No. - 145 of 2022
 

 
Petitioner :- Technosun India Pvt. Ltd. Lucknow Thru. Its Director Amit Kumar Gautam
 
Respondent :- Union Of India Thru. Prin. Commissioner, Central G.S.T., Lko. U.P. And 2 Others
 
Counsel for Petitioner :- Raghvendra P. Singh,Satyendra Prakash Singh
 
Counsel for Respondent :- A.S.G,Shiv P. Shukla
 

 
Hon'ble Pankaj Bhatia,J.
 

Order on Amendment Application

1. Amendment application filed today in Court is taken on record.

2. The amendment application is being filed whereby an additional prayer has been made seeking quashing of the cancellation order dated 03.01.2022.

3. The amendment application is allowed.

4. Let necessary amendments be made in the body of the writ petition during the course of the day. Order on Main Petition

5. The present petition has been filed challenging the order dated 03.01.2022 whereby the registration of the petitioner was cancelled in exercise of powers under Section 29 of the Central Goods and Services Tax Act as well as the order dated 02.08.2022 whereby the appeal preferred by the petitioner was dismissed.

6. The facts in brief are that the petitioner was registered with the GST Authorities and is involved in the business of installation and commissioning of solar rooftop system and other solar equipment. It is stated that on 02.12.2021, the petitioner was served with a show cause notice highlighting the fact that the petitioner has failed to furnish return for a continuous period of six months under Sections 39 of the CGST Act and was called upon to file a reply within 30 days.

7. It is stated that the petitioner could not reply the said show cause notice on account of death of his mother on 05.06.2021 due to COVID-19 which led to the passing of the order dated 03.01.2022 (Annexure-4). The entire order is being reproduced herein below:

	"Reference Number: ZA0902200654020 	   	Date: 13/02/2020
 
	To
 
	TECHNOSUN INDIA PRIVATE LIMITED
 

HOUSE NO.-21/22, CHANDAN NAGAR COLONY, MUBARAKPUR NEAR IIM, LUCKNOW, Uttar Pradesh, 226013 GSTIN/UIN:09AAHCT7161R2ZE Application Reference No. (ARN): AA091221005159L Dated: 02/12/2021 Order for Cancellation of Registration This has reference to your reply dated 02/01/2022 in response to the notice to show cause dated 02/12/2021 Whereas the undersigned has examined your reply and submissions made at the time of hearing, and is of the opinion that your registration is liable to be cancelled for following reason(s).

1. In absence of any reply of the notice, the registration is cancelled.

The effective date of cancellation of your registration is 03/01/2022.

Determination of amount payable pursuant to cancellation:

Accordingly, the amount payable by you and the computation and basis thereof is as follows:
The amounts determined as being payable above are without prejudice to any amount that may be found to be payable you on submission of final return furnished by you.
You are required to pay the following amounts on or before failing which the amount will be recovered in accordance with the provisions of the Act and rules made thereunder.
Head Central Tax State Tax/ UT Tax Integrated Tax Cess Tax 0 0 0 0 Interest 0 0 0 0 Penalty 0 0 0 0 Others 0 0 0 0 Total 0.0 0.0 0.0 0.0 Place: RANGE-I Date: 03/01/2022 UJJWAL SRIVASTAVA Superintendent Lucknow Sector - 9"
8. The petitioner preferred an appeal against the said order along with the hard copy in this office on 22.07.2022 which was dismissed on the ground of limitation. The Appellate Authority held that the starting point of limitation of filing of an appeal would be the date of the order.
9. The Counsel for the petitioner argues that the appeal has been dismissed as being beyond limitation as such the doctrine of merger would not apply and the petitioner is fair entitled to seek judicial review of the order dated 03.01.2022 on the ground that the same is non speaking order. This Court while deciding Writ Tax No.147 of 2022 (M/S Chandrasen, Sarda Nagar, Lucknow vs Union of India and others) had held that the order of cancellation of registration or any other order passed either on administrative or on judicial side is without any reason and prima facie, without application of mind, the same does not stand the test of scrutiny under Article 14 of the Constitution of India.
10. Thus, following the said judgment rendered in the case of M/s Chandrasen (Supra), the writ petition deserves to be allowed.
11. Accordingly, the writ petition is allowed. The order dated 03.01.2022 is set aside and the petitioner is permitted to appear before the respondent along with the reply to show cause notice and the certified copy of this order within three weeks from today. In case, the petitioner appears along with the reply and the certified copy of this order, the respondent shall proceed to pass a fresh order in accordance with law.
12. This order has been passed in the presence of Sri Shiv P. Shukla, learned Counsel for the respondent no.1 and learned Standing Counsel.

Order Date :- 26.09.2022 akverma