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 2, Cited by 0]

Karnataka High Court

Guru Mahesh Medicals vs The Assistant Commissioner Of ... on 8 October, 2025

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                              -1-
                                                          NC: 2025:KHC:39541
                                                       WP No. 29754 of 2025


                  HC-KAR



                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                           DATED THIS THE 8TH DAY OF OCTOBER, 2025

                                           BEFORE
                        THE HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR
                            WRIT PETITION NO. 29754 OF 2025 (T-RES)
                 BETWEEN:

                 GURU MAHESH MEDICALS
                 A PROPRIETORY CONCERN,
                 REPRESENTED BY ITS PROPRIETOR,
                 SHRI. CHAKENAHALLI DYAVEGOWDA NANJEGOWDA,
                 S/O DYAVEGOWDA,
                 AGED ABOUT 49 YERAS,
                 HAVING OFFICE AT
                 THANNEERUHALLA,
                 CHIKKAMANDIGANAHALLI
                 HASSAN - 573 201
                 GSTIN 29AFYPN5079B1ZT
                                                         ...PETITIONER
                 (BY SRI. NARENDRA PRAKASH R., ADVOCATE)

                 AND:

Digitally signed 1.   THE ASSISTANT COMMISSIONER OF COMMERCIAL TAXES
by CHANDANA           GOOD AND SERVICE TAX OFFICE -240,
BM                    SWAMY ARCADE, OPP. HDFC BANK,
Location: High        KUVEMPU NAGAR,
Court of              HASSAN - 573 201
Karnataka
                 2.   THE JOINT COMMISSIONER OF
                      COMMERCIAL TAXES (APPEALS)
                      MALNAD DIVISION,
                      SHIVAMOGGA - 577 205

                 3.   THE COMMERCIAL TAX OFFICER,
                      (LGSTO-240), HASSAN - 573 201.
                                                            ...RESPONDENTS
                 (BY SMT. JYOTI M. MARADI, HCGP)
                                -2-
                                              NC: 2025:KHC:39541
                                          WP No. 29754 of 2025


HC-KAR



     THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE IMPUGNED
ORDER DATED 16.07.2025 PASSED BY THE 2ND RESPONDENT IN
APPEAL     NO.   GST/AP-43/2024-25  VIDE   (ANNEXURE-A)
CONSEQUENTLY, RESTORE THE APPEAL GST/AP-43/2024-25 ON
THE FILE OF RESPONDENT NO.2 AND ETC.,

      THIS PETITION, COMING ON FOR PRELIMINARY HEARING,
THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM: HON'BLE MR. JUSTICE S.R.KRISHNA KUMAR


                         ORAL ORDER

In this petition, the petitioner seeks quashing of the impugned order dated 16.07.2025 and for other reliefs.

2. Heard learned counsel for the petitioner and learned AGA for the respondents and perused the material on record.

3. A perusal of the impugned order will indicate that a show-cause notice dated 26.09.2023 was issued by respondent No.1 to the petitioner. Subsequently, respondent No.1 proceeded further and passed the impugned order of adjudication dated 18.12.2023, aggrieved by which the petitioner filed an appeal under Section 107 of the K.G.S.T Act, which was dismissed vide impugned order at Annexure-A dated 16.07.2025 by respondent No.2-Appellate Authority on the ground that the same was barred -3- NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR by limitation, aggrieved by which the petitioner is before this Court by way of the present petition.

4. In addition to reiterating the various contentions urged in the petition and referring to the material on record, learned counsel for the petitioner submits that the discrepancies between the between the GSTR-3B return and GSTR-2A return was due to bonafide reasons, sufficient cause and unavoidable circumstances and in the light of the Circular dated 27.12.2022, the procedure prescribed therein was to be followed and the same having not been done, the impugned order deserves to be set aside and the matter be remitted back to the concerned respondent for reconsideration afresh in accordance with law, by reserving liberty in favour of the petitioner to produce the relevant documents. Learned counsel further submits that while dismissing the appeal filed by the petitioner, respondent No.2 authority has not considered the aforesaid Circular and summarily dismissed the appeal only on the ground of delay without adverting to the merits of the petition and consequently, mere disposal of the appeal on the ground of delay cannot come in the way of this Court exercising its jurisdiction under Articles 226 and 227 of the Constitution of -4- NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR India and setting aside the impugned order. In support of is submissions, learned counsel for the petitioner places reliance upon the decision of this Court in the case of R.S. Marketing and Logistics Vs. The Commercial Tax Officer - W.P.No.7295/2024 dated 05.06.2024.

5. Per contra, learned AGA for the respondents would submit that there is no merit in the writ petition and that the same is liable to be dismissed.

6. Under identical circumstances, in relation to the discrepancies between GSTR-3B and GSTR-2A and noticing the Circular dated 27.12.2022, in case of R.S. Marketing and Logistics Vs. The Commercial Tax Officer - W.P.No.7295/2024 dated 05.06.2024 (supra), a co-ordinate Bench of this Court held as under:

" Petitioner has filed the present petition seeking for setting aside of the order of adjudication bearing Reference No. CTO/LGSTO-51/LR/D&R-04/2023-24 dated 02.05.2023 passed by the respondent, copy of which is produced at Annexure-A.
2. It is the case of the petitioner that there were certain discrepancies between the ITC claimed as per GSTR- 3B and GSTR-2A and noticing such discrepancies, the -5- NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR Authority has adjudicated and directed excess claim of ITC to be reversed.
3. It is the case of the petitioner that they were not given sufficient opportunity to explain the discrepancies. However, it is submitted that irrespective of the stand taken by the assessee, in light of the Circular No.183/15/2022-GST dated 27.12.2022 issued by the Central Board of Indirect Taxes and Customs, GST Policy Wing, wherever there is discrepancy in GSTR-3B and GSTR-2A, procedure is prescribed and in terms of the said procedure, the adjudicating authority ought to have followed the said procedure and non-following of such procedure has caused prejudice and accordingly, it is submitted that the matter may be remitted back for fresh consideration to the Authority, taking note of the Circular referred to above.
4. Sri. K. Hemakumar, learned Additional Government Advocate appearing for the Revenue submits that despite the reasonable opportunity being granted, the same has not been availed as is clear from the impugned order. It is further submitted that insofar as the Circular relied upon by the petitioner, the same was not relied upon in the adjudication proceedings.
5. Heard both sides.
6. For the limited purpose of the present matter, it is to be noticed that the table enclosed in the adjudication order would indicate that there is discrepancy between the ITC claimed as per GSTR-3B and GSTR-2A. The Authority has disallowed such claim only on the ground of discrepancy.
-6-
NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR It must be noticed that Circular No.183/15/2022-GST dated 27.12.2022 is made applicable specifically with respect to the financial year2017-18 as is the case herein. It is further to be noticed that where the difference of ITC claimed is less than Rs.5,00,000/-, procedure is prescribed in Paragraph No. 4.1.2. Further directions are also made out at paragraphNo. 4. It is clear as per Paragraph No. 6 of the Circular that the procedure to be followed is as regards all matters pending for adjudication as regards the financial year 2017-18 and 2018-19. If that were to be so, the adjudicating authority ought to have taken note of the Circular irrespective of whether the petitioner had raised such contention.

7. Accordingly, this Court is of the prima facie view that the Circular is applicable to the present facts and on such ground, the adjudication order is set aside. In so far as the contention of counsel for revenue that the applicability of the circular may also depend on the facts of the case, the said aspect is left open to be decided upon remand. The order of sending the matter back to the authority is being passed also keeping in mind the request of the petitioner to be given one more opportunity to put forth their case before the Authority.

8. Accordingly, the order at Annexure-A is set aside. The matter is remitted back for fresh consideration in terms of the observations made above. By virtue of setting aside of the adjudication order, petitioner is given another opportunity to participate in the proceedings. The petitioner who has been granted an opportunity of being heard once again, is to make an additional deposit of 10% of the tax -7- NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR amount as determined in the adjudication order dated 02.05.2023.

9. Accordingly, the petition is disposed off."

7. The aforesaid judgment of this Court in R.S. Marketing and Logistics Private Limited case (supra), is directly and squarely applicable to the facts and circumstances of the instant case and the present petition deserves to be disposed of by setting aside the impugned order and remitting the matter back to respondent No.1 for reconsideration of the matter afresh, in accordance with law.

8. In so far as the dismissal of the appeal before respondent No.2 - Appellate Authority, it is well settled that if an appeal is dismissed on the ground of delay as barred by limitation, is not an appeal in the eye of law and there would not be any merger of the original order into the order of the Appellate Authority so as to prevent this Court from exercising its jurisdiction under Articles 226 and 227 of the Constitution of India.

9. Under these circumstances, merely because respondent No.2-Appellate Authority dismissed the appeal filed by the petitioner on the ground of limitation, since there is no adjudication on merits and the appeal has been summarily -8- NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR dismissed only on the ground of limitation, the said order of dismissal of the appeal on 16.07.2025 as barred by limitation cannot come in the way of this Court exercising its jurisdiction under Articles 226 and 227 of the Constitution of India and as such, this contention of the respondents cannot be accepted. It is needless to state that the present order is passed in the peculiar/special facts and circumstances obtaining the in the instant case and the present order shall not be treated as a precedent nor shall have any precedential value for any other purpose, whatsoever.

10. In the result, I pass the following:

ORDER i. The Writ Petition is hereby allowed.
ii. The impugned order at Annexure-A dated 16.07.2025 and the impugned order of adjudication at Annexure-D dated 18.12.2023 passed by respondent Nos.2 and 1, respectively, are hereby set aside.

iii. The matter is remitted back to respondent No.1 for reconsideration of the matter afresh, in accordance with law.

-9-

NC: 2025:KHC:39541 WP No. 29754 of 2025 HC-KAR iv. Liberty is reserved in favour of the petitioner to submit pleadings, documents etc., before respondent No.1, who shall consider the same and pass appropriate order in accordance with law.

v. It is needless to state that the present order is passed in the peculiar/special facts and circumstances obtaining in the instant case and the present order shall not be treated as a precedent nor shall have any precedential value for any other purpose, whatsoever.

vi. The petitioner shall appear before respondent No.1 on 10.11.2025 without awaiting further notice; failing which the present order shall stand recalled automatically.

Sd/-

(S.R.KRISHNA KUMAR) JUDGE BMC List No.: 1 Sl No.: 24