Andhra Pradesh High Court - Amravati
M/S. S.B.Motor Corp, vs Assistant Commissioner Of State Tax, on 21 November, 2019
Author: C.Praveen Kumar
Bench: C.Praveen Kumar, J. Uma Devi
THE HONOURABLE SRI JUSTICE C.PRAVEEN KUMAR
AND
THE HONOURABLE MS JUSTICE J.UMA DEVI
WRIT PETITION No.12036 of 2019
ORDER:- (Per Hon'ble Sri Justice C.Praveen Kumar) The present Writ Petition came to be filed under Article 226 of the Constitution of India seeking issuance of writ of Mandamus to direct the respondents to allow the petitioner to submit its TRAN-1 Form on the GSTN Portal in terms of Section 140 of the Central Goods and Services Tax Act, 2017 (for short, "the CGST Act, 2017) and the Andhra Pradesh State Goods and Services Tax Act, 2017 (for short, "the APSGST Act") (or) in the alternative, to permit the petitioner to submit TRAN-1 manually and to direct the respondents to consider TRAN-1 so filed and grant the credit in accordance with law.
2. Heard the learned counsel for the petitioner, learned Government Pleader for Commercial Taxes appearing for respondent Nos.1 and 2, Sri M.V.J.K.Kumar, learned Standing Counsel for respondent Nos.3 and 4, and the learned Assistant Solicitor General of India appearing for respondent No.5. Perused the record.
3. The averments in the affidavit filed in support of the petition show that the petitioner is a dealer in automobiles in Rajahmundry. The petitioner was registered as a Service Provider under the erstwhile Finance Act, 1994 and also under the Andhra Pradesh Value Added Tax Act, 2005 (for short, "the APVAT Act"). After the Goods and Services Tax Act came into force with effect from 01.07.2017, the petitioner has taken independent registration 2 CPK, J & JUD, J W.P.No.12036 of 2019 under the Andhra Pradesh Goods and Services Tax Act, 2017 (for short, "APGST Act, 2017"). The GST regime which came into effect from 01.07.2017 repealed a host of indirect taxes which were previously in force. Section 140 of APGST Act provides for transfer of input tax credit under the VAT Act and CENVAT credit to the GST regime, which reads as under:-
"140. Transitional arrangements for input tax credit:-
(1) A registered person, other than a person opting to pay tax under section 10, shall be entitled to take, in his electronic credit ledger, credit of the amount of Value Added Tax carried forward in the return relating to the period ending with the day immediately preceding the appointed day, furnished by him under the existing law, in such manner as may be prescribed:
Provided that the registered person shall not be allowed to take credit in the following circumstances, namely:--
(i) where the said amount of credit is not admissible as input tax credit under this Act; or
(ii) where he has not furnished all the returns required under the existing law for the period of six months immediately preceding the appointed date;
Provided further that so much of the said credit as is attributable to any claim related to section 3, sub-section (3) of section 5, section 6, section 6A or sub-section (8) of section 8 of the Central Sales Tax Act, 1956 which is not substantiated in the manner, and within the period, prescribed in rule 12 of the Central Sales Tax (Registration and Turnover) Rules, 1957 shall not be eligible to be credited to the electronic credit ledger:
Provided also that an amount equivalent to the credit specified in the second proviso shall be refunded under the existing law when the said claims are substantiated in the manner prescribed in rule 12 of the Central Sales Tax (Registration and Turnover) Rules, 1957.
3 CPK, J & JUD, J W.P.No.12036 of 2019 (2) A registered person, other than a person opting to pay tax under section 10, shall be entitled to take, in his electronic credit ledger, credit of the unavailed input credit in respect of capital goods, not carried forward in a return, furnished under the existing law by him, for the period ending with the day immediately preceding the appointed day in such manner as may be prescribed:
Provided that the registered person shall not be allowed to take credit unless the said credit was admissible as input tax credit under the existing law and is also admissible as input tax credit under this Act."
Rule 117 of the CGST Rules, 2017 was introduced to provide for the mode and manner in which such credit is to be carried forward. The relevant portion of the Rule reads as under:
"117. Tax or duty credit carried forward under any existing law or on goods held in stock on the appointed day:
(1) Every registered person entitled to take credit of input tax under section 140 shall, within ninety days of the appointed day, submit a declaration electronically in Form GST TRAN-1, duly signed, on the common portal specifying therein, separately, the amount of input tax credit of eligible duties and taxes, as defined in Explanation 2 to section 140, to which he is entitled under the provisions of the said section:
Provided that the Commissioner may, on the recommendations of the Council, extend the period of ninety days by a further period not exceeding ninety days."
Therefore, Rule 117 of the CGST Rules, 2017 prescribed a period of 90 days from the appointed day to file Form GST TRAN-1 mentioning the amount of transitional input tax credit claimed by the registered person. The Form GST TRAN-1 is to be filed electronically on the common portal within the time fixed in the Rule initially or extended by notifications.
The prescribed period of 90 days from the appointed day expired on 29.09.2017 and thereafter, it was being extended from 4 CPK, J & JUD, J W.P.No.12036 of 2019 time to time. The claim of the petitioner is that initially, it tried to upload the details of the input tax credit in Form TRAN-1 on 27.12.2017 but the same could not be uploaded due to some technical errors. Subsequently, the petitioner approached the GST help desk for support. The petitioner made its grievance vide Grievance No.GA370318000381G on 12.03.2018 on the GSTN Network with the following grievance:
"TRAN-1 not opened even after two weeks' time".
In response to the same, the petitioner received e-mail from the common portal on 12.03.2018 (Ex.P-2) at 6:30 P.M. that the grievance of the petitioner has been successfully submitted and the Grievance Tracking Number is GA370318000381G. Thereafter, the petitioner has not heard anything from the respondents and there is no improvement in the Grievance Redressal.
The petitioner wrote to respondent No.1 on 15.03.2018 (Ex.P-3) that it could not file TRAN-1 even after making several efforts to file application in time due to failure of the electronic system. The petitioner submitted that it will be put to severe loss of the credit if the credit of Rs.56,36,598/-, which it is otherwise entitled, is not available. The petitioner submitted the details of the inputs held in stock in pre-GST period and requested respondent No.1 to do the needful.
As the time fixed for filing the GST TRAN-1 electronically expired, the petitioner approached the authorities to submit the application manually but the authorities have not taken any action on the same.
5 CPK, J & JUD, J W.P.No.12036 of 2019
4. Learned counsel for the petitioner submits that the petitioner has made an attempt to get its application processed but the learned Government Pleader opposed the same.
5. No material is placed before this Court to show that the petitioner has made an attempt to get its application processed. However, Sri S.Dwarakanath, learned counsel for the petitioner, submits that the petitioner has made an attempt but it could not succeed as it did not reach the portal. He further submits that now, the authorities are allowing them to make an application provided they show some proof, which according to them, cannot be produced after length of time more particularly, the screened shots.
6. At this stage, learned Standing Counsel would submit that the time fixed for submitting Form GST TRAN-1 is extended up to 31.12.2019.
7. Learned counsel for the petitioner submits that the petitioner is not technically well versed in these aspects and unable to upload the forms. In support of his plea, learned counsel relied upon a judgment, dated 13.08.2019, of the Division Bench passed by this Court in W.P.No.3298 of 2019 in which a similar issue came up for consideration. Relying upon the judgments in Uninav Developers Pvt Ltd., v. Union of India & Others [2019-VIL-367-DEL], Bhargava Motors v. Union of India [2019 SCC Online Del 8474-2019-VIL-218-DEL], Kusum Enterprises Pvt. Ltd. V. Union of India [WP (C) 7423/2019] and Sanko Gosei Technology India Pvt. Ltd. V. Union of India & Others [WP(C)7335/2019] - 2019-VIL-341-DEL], this Court 6 CPK, J & JUD, J W.P.No.12036 of 2019 disposed of the writ petition directing the respondents to either open the portal to enable the petitioner to again file the Form GST TRAN-1 electronically or in the alternative, accept the Form GST TRAN-1 presented manually, on or before 31.08.2019 and process the claim in accordance with law.
8. It is to be noted that the aforesaid judgment of this Court delivered on 13.08.2019 was not challenged before the higher Court and the same has become final.
9. Therefore, the arguments of the learned counsel for the petitioner cannot be brushed aside. Having regard to the judgment referred above in W.P.No.3298 of 2019, this Writ Petition is disposed of in terms thereof directing the respondents to either open the portal to enable the petitioner to again file the Form GST TRAN-1 electronically or in the alternative, accept the Form GST TRAN-1 presented manually, on or before 31.12.2019. It is needless to say that the petitioner's claim shall be processed in accordance with law. There shall be no order as to costs.
Miscellaneous petitions pending, if any, in this Writ Petition shall stand closed.
_______________________________ JUSTICE C.PRAVEEN KUMAR ______________________ JUSTICE J.UMA DEVI Date : 21.11.2019 AMD 7 CPK, J & JUD, J W.P.No.12036 of 2019 THE HONOURABLE SRI JUSTICE C.PRAVEEN KUMAR AND THE HONOURABLE MS JUSTICE J.UMA DEVI WRIT PETITION No.12036 of 2019 Date : 21.11.2019 AMD