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 16, Cited by 0]

Gujarat High Court

M/S. Ajanta Pharma Limited vs Union Of India on 16 October, 2025

Author: Bhargav D. Karia

Bench: Bhargav D. Karia

                                                                                                                    NEUTRAL CITATION




                           C/SCA/6833/2025                                         JUDGMENT DATED: 16/10/2025

                                                                                                                     undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                      R/SPECIAL CIVIL APPLICATION NO. 6833 of 2025


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MR. JUSTICE BHARGAV D. KARIA

                      and
                      HONOURABLE MR. JUSTICE PRANAV TRIVEDI
                      ==========================================================

                                   Approved for Reporting                         Yes           No

                      ==========================================================
                                                  M/S. AJANTA PHARMA LIMITED
                                                             Versus
                                                     UNION OF INDIA & ORS.
                      ==========================================================
                      Appearance:
                      ANANDODAYA S MISHRA(8038) for the Petitioner(s) No. 1
                      MR ANKIT SHAH(6371) for the Respondent(s) No. 1,2,3
                      ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE BHARGAV D. KARIA
                                and
                                HONOURABLE MR. JUSTICE PRANAV TRIVEDI

                                                              Date : 16/10/2025

                                            ORAL JUDGMENT

(PER : HONOURABLE MR. JUSTICE PRANAV TRIVEDI) 1 Heard learned advocate Mr.Anandodaya Mishra for the petitioner and learned advocate Mr.Ankit Shah for the respondents.

2 Rule returnable forthwith. Learned advocate Mr.Ankit Shah for the respondent waives service of Page 1 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined notice of rule for and on behalf of the respondents. 3 As the issue involved in this petition is in a narrow compass, with the consent of the learned advocates for the respective parties, the matter is taken up for final hearing.

4 The petition is preferred making prayer to quash and set aside the impugned order dated 18.02.2025 passed by the learned Additional Commissioner (Appeals), CGST, Vadodara under the provisions of Sec.107 of the Central Goods & Service Tax Act, 2017 (hereinafter referred to as 'the Act' for short) and further allow the refund application preferred by the petitioner under the provisions of Sec.54(3) of the Act and under Rule 89(4) of the CGST Rules, 2017 (hereinafter referred to as 'the Rules' for short). 5 The brief facts leading to filing of the present Page 2 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined writ petition are as under:

5.1 The petitioner is a Special Economic Zone Unit (SEZ) engaged in the business of manufacturing and distributing medicines worldwide inter alia authorized to operate at Special Economic Zone at Dahej District. The petitioner is also registered under the provisions of the Act.

5.2 It is the case of the petitioner that it being the SEZ Unit, is the recipient of input services which are proportionately distributed by the Input Service Distributor (ISD) in accordance with the provisions of the Act. On the distribution of input services, the petitioner attracts Integrated Goods and Service Tax i.e. I.G.S.T. However, the petitioner is making zero rated supplies, and therefore, the petitioner is not able to utilize the credit that has been lying in the Electronic Credit Ledger. Therefore, when the Page 3 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined petitioner is not in a position to utilize the Input Tax Credit, various refund applications dated 24.08.2023, 10.11.2023 and 31.01.2024 for quarters April 2023 to June 2023, July 2023 to September 2023 and October 2023 to December 2023 respectively, came to be preferred by the petitioner in Form GST RFD- 01 under the provisions of Sec.54 of the Act under the category of 'Export of Goods / Services without payment of Tax'. The refund applications came to be preferred along with the requisite documents. 5.3 The applications preferred by the petitioner was allowed and the refund claim by the petitioner was sanctioned by the Assistant Commissioner, Division- VII, CGST, Vadodara-II, vide sanction orders dated 05.10.2023, 11.12.2023 and 05.03.2024 for quarters April 2023 to June 2023, July 2023 to September 2023 and October 2023 to December 2023 respectively passed in Form GST RFD-06. The Adjudicating Page 4 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined Authority also issued corrigendums dated 29.02.2024 and 19.04.2024 and modified the Refund Sanction Order dated 05.10.2023 and 05.032024 respectively in view of settled law by this Court in the case of Britannia Industries Limited vs. Union of India., reported in 2020 (42) GSTL.3 (Guj.)., and also in view of the fact that the SLP preferred against the decision of this Court had been withdrawn. 5.4 It is the case of the petitioner that the Commissioner, Central CGST, Vadodara, directed the Adjudicating Authority to file appeal before the Appellate Authority under Sec.107(2) of the Act. The appeals came to be preferred by the Adjudicating Authority before the Addl. Commissioner (Appeals), CGST, Vadodara, against sanction orders on the ground that refund sanction is invalid as per Sec.16(3) of the IGST Act, Sec.54(3) of the Act and Rule 89 of the CGST Rules. The petitioner filed Page 5 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined detailed Written Submissions / Cross Objections before the Appellate Authority. The Appellate Authority allowed the appeal preferred by the Adjudicating Authority and set aside the refund order by way of impugned order dated 18.02.2025. 5.5 It is the case of the petitioner that subsequent to the setting aside of the refund order, a show-cause notice came to be issued to the petitioner on 12.03.2025 under Sec.73(1) of the Act, asking the petitioner as to why the refund sanction should not be demanded and recovered. The show-cause notice was issued under the guise that the respondent authority had filed review application before the Hon'ble Supreme Court against the disposal of the Special Leave Petition preferred against order of this Court in case of Britannia Industries Ltd (Supra). 5.6 Being aggrieved and dissatisfied by the Page 6 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined impugned order dated 18.02.2025, passed by the Appellate Authority, the petitioner has preferred the present writ petition.

6 Learned advocate Mr.Anandodaya Mishra appearing for the petitioner, submitted that this Court has pronounced various judgements interpreting the refund of Accumulated ITC under Sec.54(3) of the Act and the Appellate Authority being a statutory authority under the CGST Act, was duty bound to comply with the law laid down by this Court. 6.1 Mr.Mishra, learned advocate, relying on para 8 of the impugned order dated 18.02.2025, submitted that any deviation from the law laid down by this Hon'ble Court would amount to judicial indiscipline and would under mine the law. Relying on the decision in the case of M/s.Britannia Industries Ltd (supra), learned advocate Mr. Anandodaya Mishra Page 7 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined for the petitioner submitted that the ratio as laid down in the decision is squarely applicable in the facts of the present case. It was submitted by Mr.Mishra that the decision in the case of M/s.Britannia Industries Ltd (supra), reads as under:

"21. In facts of the present case, instead of Rule 96 as was applicable in case of M/s. Amit Cotton Industries (supra), Rule 89 would be applicable which is pertaining to refund of the input tax credit. Rule 89 of the CGST Rules provides for procedure for application for refund of tax, interest, penalty, fees and prescribes that in respect of supplies to a SEZ unit, the application for refund has to be filed by the supplier of goods or services. The contention of the respondents that as the petitioner is not the supplier of the goods and services, the petitioner would not be entitled to file application for refund is not tenable because in facts of the present case, input service distributor Le. ISD as defined under section 2(61) of the CGST Act is an office of the supplier of goods and services which receives tax Invoices issued under section 31 of the CGST Act towards the receipt of input services and issues a prescribed document for the purpose of distributing the credit of CGST, SGST or IGST paid on such goods or services. Therefore, in facts of the case, it is not possible for a supplier of goods and services to file a refund application to claim the refund of the input tax credit Page 8 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined distributed by ISD. Therefore, the stance of the department that the petitioner is not entitled to seek the refund of the ITC paid in connection with goods or services supplied to SEZ unit are not tenable.
22. This aspect is further fortified by notification nо 28/2012 dated 20th June, 2012 which was in connection with service tax attributable to the services used in more than one unit to be distributed pro-rata on the basis of the turnover during the relevant period of the concerned unit to the sum total of the turnover of all the units and similarly, in facts of the present case also, credit of service tax is distributed to all the units by the ISD and therefore, the claim of refund made by the SEZ unit of the petitioner is required to be granted.
23. We are of the opinion that in view of the aforesaid decision in case of M/s. Amit Cotton Industries (supra), the petitioner is entitled to claim refund of the IGST lying in the Electronic Credit Ledger as there is no specific supplier who can claim the refund under the provisions of the CGST Act and the CGST Rules as input tax credit is distributed by the input service distributor."

6.2 Learned advocate Mr.Anandodaya Mishra relied upon the decision of this Court in the case of M/s. IPCA Laboratories Ltd vs. Union of India & Ors., rendered in Special Civil Application No. 638 of Page 9 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined 2021, wherein it is held that the SEZ unit is eligible for refund of ITC of IGST lying in the Electronic Credit Ledger under Sec.54 of the Act. 7 In view of such submissions, learned advocate Mr.Anandodaya Mishra has submitted to allow the present petition and grant the refund to the writ petitioners.

8 Per Contra, learned advocate Mr.Ankit Shah for the respondents on the basis of the affidavit-in-reply has submitted that the judgement of this Court dated 11.03.2020 in the case of M/s.Britannia (supra), as quoted by the petitioner would not be applicable in the facts of the present case since the petitioner was situated in Special Economic Zone (SEZ) and had filed an application for refund in FORM GST RFD-01A with regard to the credit of Integrated Goods and Services Tax (IGST) distributed by Input Service Page 10 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined Distributor (ISD) for the services pertaining to the SEZ unit, as in that case, the supplier was making supplies to the ISD of the company and thus was incapable of claiming refund due to supply not directly made to a SEZ unit. It was further submitted that it was not possible for a supplier of services to file a refund application to claim the refund of the Input Tax Credit (ITC) distributed by the ISD under Rule 89 of the CGST Rules, 2017.

8.1 With regard to the judgement in the case of M/s. IPCA Laboratories Ltd (supra) is concerned, it was contended that the same would not be applicable in the present case as in the case of M/s.IPCA Laboratories, there was no specific supplier who could have claimed the refund under Rule 89 of the CGST Rules.

8.2 It was further submitted that the judgement of Page 11 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined this Court in the case of M/s.Amit Cotton Industries Through partner Veljibhai Virjibhai Ranipa vs. Principal Commissioner of Customs, rendered in Special Civil Application No. 20126 of 2018 on 27th June, 2019, would not be applicable as, in the instant case, the CGST Rules 2017 do not provide for refund to SEZ Unit in respect of input tax credit distributed by Input Service Distributor to SEZ Unit.

8.3 It was also further submitted on collective reading of provisions of Sec.54(3) of the Central Goods & Service Tax Act, 2017, Section 16 of the IGST Rules, 2017, together with Rule 89(1) of the CGST Rules, 2017 that, it was clear that when a supply is made to the SEZ unit or SEZ Developer, it is the supplier and not the receiver viz., the petitioner in the instant case, who shall file the refund application. The reason for the same is that in case of supply to Page 12 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined petitioner, the liability to pay tax on such supplies is on the supplier. The receiver, i.e. the petitioner is not at all liable to pay any kind of tax on such supplies received by them.

8.4 It was submitted by learned advocate Mr.Ankit Shah that the petitioner was not at all liable to pay any tax on the supplies received by the petitioner and therefore was not liable to claim refund as per the prevalent provisions.

8.5 Mr.Shah, learned advocate would further submit that neither any provision under the CGST Act 2017 / IGST Act 2017 and rules thereunder or under any Notification nor any circular or guidelines have been issued by the Government / Central Board of Indirect Taxes and Customs prescribing to process and allow the refund of Input Tax Credit Refund filed by the units located in the Special Economic Zones, in Page 13 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined respect of tax paid on inward supplies. Therefore, in absence of any mandate in the governing Act and Rules made thereunder, or Notification / Circular of the like, the petitioner should not have been granted refund and hence the petitioner's contention before the appellate authority was rejected following the CGST/IGST laws and Rules applicable at the relevant time.

8.6 In wake of such submissions, learned advocate Mr.Ankit Shah has requested to reject the writ petition.

9 Having heard the learned advocates appearing for the respective parties and having perused the material on record, the issue is in a very narrow compass as to whether the writ petitioner being a SEZ Unit registered under the Special Economic Zone Act, would be eligible for grant of refund and entitled Page 14 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined to the Input Tax Credit on the services received while making zero rated supply. The issue is squarely covered by the decision of this Court in the case of Britannia (supra) as it had been held that the input service distributor i.e. ISD as defined under Sec.2(61) of the CGST Act is an office of supplier of the goods and services which receives tax invoice issued under Sec.31 of the CGST Act towards the receipt of input services and issues a prescribed document for the purpose of distributing the credit of CGST / IGST paid on such goods or services which is also squarely covered by the decision of this Court in the case of Britannia (supra). Relevant paragraphs 21 to 23 of the decision reads as under:

"21. In facts of the present case, instead of Rule 96 as was applicable in case of M/s.Amit Cotton Industries (supra), Rule 89 would be applicable which is pertaining to refund of the input tax credit. Rule 89 of the CGST Rules provides for procedure for application for refund of tax, interest, penalty,fees and prescribes that in respect of supplies to a SEZ unit, the application for refund has to be by the supplier of goods Page 15 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined services. The contention of the respondents that as the petitioner is not the supplier of the goods and services, the petitioner would not be entitled to file application for refund is not tenable because in facts of the present case, input service distributor i.e. ISD as defined under Section2(61) of the CGST Act is an office of the supplier of goods and services which receives tax invoices issued under Section 31 of the CGST Act towards the receipt of input services and issues a prescribed document for the purpose of distributing the credit of CGST, SGST or IGST paid on such goods or services. Therefore, in facts of the case, it is not possible for a supplier of goods and services to file a refund application to claim the refund of the iinput tax credit distributed by ISD. Therefore, the stance of the department that the petitioner is not entitled to seek the refund of the ITC paid in connection with goods or services supplied to SEZ unit is not tenable.
22. This aspect is further fortified by Notification No.28/2012, dated 20 June 2012, th which was in connection with service tax attributable to the services used in more than one unit to be distributed pro rata on the basis of the turnover during the relevant period of the concerned unit to the sum total of the turnover of all the units and similarly, in facts of the present case also, credit of service tax is distributed to all the units by the ISD and therefore, the claim of refund made by the SEZ unit of the petitioner is required to be granted.
23. We are of the opinion that in view of the aforesaid decision in case of M/s. Amit Cotton Page 16 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined Industries (supra), the petitioner is entitled to claim refund of the IGST lying in the Electronic Credit Ledger as there is no specific supplier who can claim the refund under the provisions of the CGST Act and the CGST Rules as input tax credit is distributed by the input service distributor."

9.1 The ratio covered by this Court is not disturbed till today. Further, there is no stay against the order passed by this Court in the case of Britannia (supra) and other allied matters. The ration laid down by this Court in the case of Britannia Industries Ltd (supra), squarely applies to facts of present case, and therefore, the petition succeeds and is accordingly allowed.

10 The impugned order dated 18.02.2025 passed by the learned Additional Commissioner (Appeals), CGST, Vadodara is hereby quashed and set aside. The respondents are directed to process the claim of refund made by the petitioner for unutilized IGST Page 17 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025 NEUTRAL CITATION C/SCA/6833/2025 JUDGMENT DATED: 16/10/2025 undefined credit ledger in Electronic Credit Ledger under Sec.54 of the CGST Act,2017. Such exercise shall be completed within a period of three months from the date of receipt of writ of this order.

Rule is made absolute to the aforesaid extent. No order as to costs.

(BHARGAV D. KARIA, J) (PRANAV TRIVEDI,J) BIMAL Page 18 of 18 Uploaded by BIMAL B CHAKRAVARTY(HC01089) on Thu Oct 16 2025 Downloaded on : Fri Oct 17 03:26:30 IST 2025