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 8, Cited by 1]

Delhi High Court

M/S. Krishna Fashion vs Union Of India & Ors. on 18 January, 2022

Author: Manmohan

Bench: Manmohan, Navin Chawla

                          $~A-7
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     W.P.(C) 602/2022 & CM APPL.1696/2022
                                M/S. KRISHNA FASHION                                    ..... Petitioner
                                              Through:          Ms.Anjali J.Manish, Advocate with
                                                                Mr.Priyadarshi Manish and Ms.Kinjal
                                                                Shrivastava, Advocates.
                                                   versus
                                UNION OF INDIA & ORS.                               ..... Respondents
                                              Through:          Mr.Rakesh Kumar, Advocate for R-1.
                                                                Mr.Aditya Singla, Advocate with
                                                                Ms.A.Sahitya Veena and Mr.Achin
                                                                Sondhi, Advocates for R-2&3.
                                                                Mr.Rupak Srivastava, Advocate for
                                                                R-4.
                          %                                     Date of Decision: 18th January, 2022.
                                CORAM:
                                HON'BLE MR. JUSTICE MANMOHAN
                                HON'BLE MR. JUSTICE NAVIN CHAWLA
                                                   JUDGMENT

MANMOHAN, J (ORAL)

1. The petition has been heard by way of video conferencing.

2. Present writ petition has been filed challenging the order dated 16th March, 2020, whereby Petitioner's current bank account maintained with Union Bank of India has been provisionally attached as well as the order dated 6th February, 2020 blocking the Petitioner's Electronic Credit Ledger. Petitioner also seeks directions to the Respondents to de-freeze the Petitioner's account and unblock the Petitioner's Electronic Credit Ledger.

3. Learned counsel for the petitioner states that in accordance with Rule 86A(3) of the CGST Rules, 2017, the order blocking the Petitioner's Signature Not Verified Digitally Signed By:KRISHNA BHOJ Signing Date:19.01.2022 W.P.(C) 602/2022 Page 1 of 3 19:32:29 Electronic Credit Ledger had ceased to operate on 5th February, 2021 on completion of one year. However, the same continues to be blocked and, thus, the Petitioner is unable to operate it. In support of her submissions, she relies on the orders of various High Courts where it has been held that Rule 86A(3) is a restriction which will cease to have effect after the expiry of one year from the date of imposing such restriction.

4. Similarly, learned counsel for the petitioner states that as per Section 83(2) of the CGST Act, 2017, the impugned provisional attachment order has lapsed upon completion of one year from the date on which the order was passed.

5. However, she states that even though the attachment order has ceased to have effect, the Petitioner's bank account remains attached to this date. In support of her submissions, she relies upon the judgment of this Court in M/s. Shri Dhan Laxmi Trade House Vs. Principal Commissioner of Goods and Service Tax, 2021 (11) TMI 863. She further states that the impugned order does not disclose the pendency of any proceeding under Sections 62, 63, 64, 67, 73 or 74 of the GST Acts, which can justify the provisional attachment order. She relies on the judgment of the Supreme Court in the case of Radha Krishan Industries Vs. State of H.P., (2021) 6 SCC 771.

6. Issue notice. Mr.Rakesh Kumar, Advocate accepts notice on behalf of respondent No.1 and Mr.Aditya Singla, Advocate accepts notice on behalf of respondents No.2 and 3.

7. Mr.Aditya Singla, Advocate fairly admits that every attachment and blocking of electronic credit ledger shall cease to have effect after expiry of a period of one year from the date the orders had been passed. He clarifies Signature Not Verified Digitally Signed By:KRISHNA BHOJ Signing Date:19.01.2022 W.P.(C) 602/2022 Page 2 of 3 19:32:29 that no fresh GST DRC-22 has been issued in the present case. He, however, states that despite service of summons, the petitioner has not been appearing before the Investigating Officer and all the relevant documents have not been supplied by the petitioner.

8. In rejoinder, learned counsel for the petitioner states that the petitioner has been cooperating with the Investigating Agencies and the relevant documents have been furnished. She assures and undertakes to this Court that the petitioner will continue to appear as and when directed by the Investigating Authorities and will supply the documents which may be asked for. The statement/undertaking given by learned counsel for the petitioner is accepted by this Court and the petitioner is held bound by the same.

9. In view of the aforesaid statement, the present writ petition along with pending application is disposed of with the directions to the respondents to de-freeze the petitioner's bank account No.508502010001156 maintained with M/s.Union Bank of India, 16, Hargobind Enclave, Karkardooma, Delhi-110092 as well as unblock the Electronic Credit Ledger within three working days of uploading of the present order.

10. It is clarified that the respondents are at liberty to proceed in accordance with law.

MANMOHAN, J NAVIN CHAWLA, J JANUARY 18, 2022/TS Signature Not Verified Digitally Signed By:KRISHNA BHOJ Signing Date:19.01.2022 W.P.(C) 602/2022 Page 3 of 3 19:32:29