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 6, Cited by 0]

Andhra Pradesh High Court - Amravati

Seapol Port Private Limited vs The Assistant Commissioner Of State ... on 21 July, 2020

Author: K Suresh Reddy

Bench: K Suresh Reddy

IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVATI ~~
(SPECIAL ORIGINAL JURISDICTION)
TUESDAY, THE TWENTY FIRST DAY OF JULY, _-
TWO THOUSAND AND TWENTY
: PRESENT:

THE HONOURABLE SRI JUSTICE RAKESH KUMAR a
AND '

THE HONOURABLE SRI JUSTICE K SURESH REDDY -~
WRIT PETITION NO: 8395 OF 2020 LY

 

Between:
Seapol Port Private Limited, Door No. 11-12-15 Ground Floor, Archana Building
Wilderness Drive Dasapalla Hills, Visakhapatnam, AP- 530003.

Represented by its Commercial Manager Mr.M.K.Hussain, S/o. Mr. Mir Asad Hussian,
R/o House No. 6/45, Ramamurthy Colony, 3 Street, T.V.K.Nagar, Chennai - 600 082

.. .Petitioner
AND

4. The Assistant Commissioner of State Tax, Andhra Pradesh, Krupum Market
Circle, Visakhapatnam
2. The Chief Commissioner of State Tax, Andhra Pradesh, DNo.5-59, R. K. Spring
Valley, Apartments, Bandar Road, Eedupugallu Village, Kankipadu Mandal,
Vijayawada, Krishna District, Pin - 521144
...Respondents _

Petition under Article 226 of the Constitution of India praying that in the
circumstances stated in the affidavit filed therewith, the High Court may be pleased to
issue a Writ of Certiorari or Mandamus or any other appropriate writ, order or direction
declaring, A. The Assessmenit Order u/s 62 APGST Act, 2017 and CSGT Act 2017
dated 24.03.2020 pertaining to the tax period November 2019 be declared as deemed
to be withdrawn in terms of section 62(2) inasmuch the GSTR 3B return for November
2019 has already been filed by the Petitioner on 07.04.2020. B. The Assessment
Orders u/s 62 for the tax periods December 2019, January 2020 and February 2020 be
declared as bad and non-est in law and void ab initio as the same have been issued
without complying with the preconditions mandated under Section 62 of the APGST Act,
2017 and CSGT Act 2017 and Circular No. 129/48/2019 - GST dated 24.12.2019 and
Reference of the Chief Commissioner of State Tax, Andhra Pradesh, No. 06/2020 OR
C. The time period for compliance of the Assessment Orders u/s 62 for the tax periods
December 2019, January 2020 and February 2020 be declared as extended till
30.06.2020 instead of 23.04.2020 by virtue of Notification No. 35/2020 dated
03.04.2020 issued by the CBIC, Ministry of Finance, Government of India. D. The
Notice u/s 79(1)(c) of APGST Act, 2017 dated 13.04.2020 attaching the bank account of
the Petitioner be declared as illegal, invalid and non-est in law and may be quashed and
further direct the Respondent No. 1 to not undertake any further recovery proceedings. .--

IA NO: 4 OF 2020 ~~
won

Petition under Section 151 CPC praying that in the circumstances stated in the
affidavit filed in support of the petition, the High Court may be pleased to i. suspend/stay
the operation of the Notice dated 13.04.2020 u/s 79(1)(c) of the Andhra Pradesh Goods
& Services Act, 2017. ii. Suspend/stay the operation of both the Assessment Orders u/s
62 of the Andhra Pradesh Goods and Services Tax Act, 2017 and Central Goods and
Services Tax Act, 2017 iii. Suspend/stay the operation of the two demand orders in
Form DRC 07 dated 13.04.2020 pertaining to the tax periods November -- December
2019 and January - February 2020 issued by Respondent No. 1 iv. Restrain the
Respondent No. 1 from initiating further recovery proceedings and coercive actions till
the, pending disposal of WP 8395 of 2020, on the file of the High Court.
 

¢

The petition coming on for hearing, upon perusing the Petition and the affidavit
filed in support thereof and the orders of the High Court dated 04-05-2020 & 22-06-2020
made herein and upon hearing the arguments of Sri Kristam Sakthi Niranjan Guptha,
Advocate for the Petitioner and GP for Commercial Tax for the Respondents, the Court
made the following.

ORDER:

"Learned Government Pleader for Commercial Tax requests four weeks time for filing counter- affidavit. Put up on 19.08.2020.

Interim order granted earlier is extended till next date." _ SD/- M. RAMESH BABU , ASSISTANT REGISTRAR "ee? IITTRUE COPYI// For ASSISTANT REGISTRAR To,

4. One CC to Sri Kristam Sakthi Niranjan Guptha, Advocate [OPUC] ~~

2. Two CCs to GP for Commercial Tax, High Court of Andhra Pradesh. [OUT]---~

3. Two spare copies _---~ SP HIGH COURT RK, J & KSR, J DATED: 21-07-2020 NOTE: PUT UP ON 19.08.2020. ORDER WP.No.8395 of 2020 EXTENSION OF INTERIM ORDER