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 10, Cited by 0]

Madras High Court

Tvl.Ethiraj Catering Service vs The Commissioner Of Commercial Taxes on 21 December, 2023

Author: B.Pugalendhi

Bench: B.Pugalendhi

                                                                                   WP(MD)No.30721 of 2023


                         BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 21.12.2023

                                                         CORAM:

                                  THE HONOURABLE MR.JUSTICE B.PUGALENDHI

                                              WP(MD)No.30721 of 2023

                Tvl.Ethiraj Catering Service,
                Represented by its Proprietor,
                Radhakrishnan Ethiraj                                                     .. Petitioner
                                                             vs.

                1.The Commissioner of Commercial Taxes,
                  O/o.The Principal and Special Commissioner of Commercial Taxes,
                  Ezhilagam, Chepauk,
                  Chennai-600 005.

                2.The Assistant Commissioner(ST),
                  Dindigul (Fort) Circle,
                  Commercial Taxes Complex,
                  Sub-Collector Office Road,
                  Dindigul-620 001.                                                .. Respondents

                Prayer: Writ Petition filed under Article 226 of the Constitution of India
                seeking issuance of a Writ of Certiorarified Mandamus, calling for the
                records pertaining to the impugned order of cancellation of Registration in
                Reference           No.ZA3303230027343        dated   01.03.2023    and    direct    the
                respondents           to   revoke      the    cancellation   of    the     petitioner's
                GSTIN.33AAJPE5607N2ZM.
                1/20


https://www.mhc.tn.gov.in/judis
                                                                                               WP(MD)No.30721 of 2023




                                       For Petitioner      : Mr.B.Rooban

                                       For Respondents : Mr.P.T.Thiraviyam
                                                         Government Advocate

                                                                   *****

                                                              ORDER

This Writ Petition has been filed challenging the impugned order passed by the second respondent cancelling the registration of Reference No.ZA3303230027343, dated 01.03.2023 and for a consequential direction to the respondents to revoke the cancellation of GSTIN No.33AAJPE5607N2ZM.

2. The petitioner is doing catering service business and is registered with the Goods and Service Tax and is paying the service tax. Due to illness, the petitioner failed to file the monthly return in the second half of the year 2022. Therefore, vide the order impugned, dated 01.03.2023, the second respondent has cancelled the registration of the petitioner with effect from 28.02.2023. The petitioner came to know about the impugned order only at 2/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 the time of filing the return which was not accepted in view of the impugned order passed on 01.03.2023. Therefore, the present Writ Petition has been filed.

3. The learned counsel appearing for the petitioner submits that the petitioner is a caterer and not an educated person and not accustomed with the online process. He is registered in the Goods and Service Tax through Agent and is submitting his return every month by engaging a private Accountant.

Due to illness, in the year 2023, the petitioner was not doing the business and is not in a position to contact his Accountant to submit the return. He was not aware of the consequences of non-filing of the returns. All of a sudden, vide the impugned order, dated 01.03.2023, the second respondent has cancelled the registration and therefore, the petitioner's business has come to a standstill and is not in a position to run the business and pay the salary to the staff.

Ultimately, all the reputations gained and the business developed by the petitioner for over a period of four decades have become to a standstill. The learned counsel further submits that as against the impugned order, the petitioner has preferred an appeal before the Deputy Commissioner under 3/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 Section 108(3) of the Central Goods and Service Tax Act. The petitioner is expected to file a hard copy of the impugned order as per Section 108(1) of the said Act and the private Accountant did not follow up the appeal preferred before the Appellate Tribunal and was not aware of the procedure. Therefore, the appeal preferred by the petitioner was rejected on the ground that the hard copy of the impugned order was not filed along with the appeal, against which, the petitioner is having no other alternative remedy than to approach this Court. Therefore, the petitioner has filed this Writ Petition.

4. The learned counsel appearing for the petitioner has relied on a similar order passed by this Court in W.P(MD).No.8086 of 2023 dated 29.09.2023, wherein, this Court, in the light of the order passed by the Hon'ble Division Bench of Bombay High Court in W.P.No.11833 of 2022, has passed the following order:

“7.A similar issue has been dealt with by a Hon'ble Division Bench of Bombay High Court in WP.No.11833 of 2022, wherein it has been held as follows:
“8. We have considered the submissions advanced by both the sides. It appears that the petitioner was earning his livelihood 4/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 through his fabrication business and requires registration under GST Act to run the business. The entire world suffered during the pandemic. The small scale industrialists and service providers like petitioner lost their business for more than two years. The financial losses suffered during this time cannot be ignored particularly when it comes to small scale businesses and service providers. To add apathy to this situation, the petitioner suffered medical emergency. He was required to undergo medical treatment for heart disease and the procedure like angioplasty. The stringent provisions of GST Act took its own course. The petitioner suffered cancellation of registration. Even he lost his appellate remedy because of lapse of limitation. The petitioner has been practically left remediless. He seeks to invoke jurisdiction of this Court under Art. 226 of the Constitution of India.
9. In our view, the provisions of GST enactment cannot be interpreted so as to deny right to carry on Trade and Commerce to any citizen and subjects. The constitutional guarantee is unconditional and unequivocal and must be enforced regardless of shortcomings in the scheme of GST enactment. The right to carry on trade or profession cannot be curtailed contrary to the constitutional guarantee under Art. 19(1)(g) and Article 21 of the Constitution of India. If the person like petitioner is not allowed to revive the registration, the state would suffer loss of revenue and the ultimate goal under GST regime will stand defeated. The 5/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 petitioner deserves a chance to come back into GST fold and carry on his business in legitimate manner.
10. There is one more aspect as far as the issue regarding limitation in filing the appeal under Section 107 of MGST Act is concerned. Indeed the Deputy Commissiosner of State Tax has no power to condone the delay beyond 30 days. But then one cannot overlook the aspect of provisions stipulating limitations. The objective is to terminate the lis and not to divest a person of the right vested in him by efflux of time.
11. Since it is merely a matter of cancellation of registration, the question of limitation should not bother us since it cannot be said that any right has accrued to the State which would rather be adversely affected by cancellation.
12. In this regard, a reference can be made to the judgment of the Supreme Court in the case of Mafatlal Industries Ltd. Vs Union of India reported in (1997) 5 SCC 536. The supreme court observed that the jurisdiction of the High Court under Art. 226 of the Constitution of India or Supreme Court under Article 32 cannot be restricted by the provision of any Act to bar or curtail remedies.

True that while exercising the constitutional power, the Court would certainly take note of legislative intent manifested in the provisions of the Act and would exercise jurisdiction consistent with the provisions of enactment. The constitutional Courts in exercise of such powers cannot ignore law nor can it override it.

13. Applying the aforesaid gidelines to the facts of the present 6/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 case, we find that the petitioner, who is sufferer of unique circumstances resulting from pandemic and his health barriers, would be put to great hardship for want of GST registration. The petitioner who is small scale entrepreneur cannot carry on production activities in absence of GST registration. Resultantly, his right to livelihood would be affected. Since his statutory appeal suffered dismissal on technical ground, we cannot allow the situation to continue. We find that, in the facts and circumstances of this case it would be appropriate to exercise our jurisdiction under Art. 226 of the Constitution of India. 14 Even looking to the object of the provisions under GST Act, it is not in the interest of the government to curtail the right of the entrepreneur like petitioner. The petitioner must be allowed to continue business and to contribute to the state’s revenue. The learned advocate for the petitioner has submitted before us that the petitioner is ready and willing to pay all the dues along with penalty and interest as applicable. In the light of the above submission, we are inclined to allow the writ petition as under :-

(i) The writ petition is allowed.
(ii) The order dated 28-02-2022 suspending the GST registration, the order dated 14-03-2022 cancelling GST registration of the petitioner passed by the State Tax Officer and the order dated 21-10-2022 passed by the Dy. Commissioner of Tax, Aurangabad (Appeal) No.DC/APP/E-001/ABAD/GST/323/ 2022-2023 are quashed and set aside.
7/20

https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023

(iii) We hold and declare that the registration No. 27AHQPD2485F1Z7 in the name of the petitioner is valid, from 28-02-2022 onwards subject to the condition that the petitioner files up to date GST returns and deposits entire pending dues along with applicable interest, penalty, late fees in terms of Rule 23 (1) of MAST Rules, 2017. (iv) The Rule is made absolute in above terms.”

8.The High Court of Uttarakhand in Special Appeal No.123 of 2022, dated 20.06.2022 in a similar situation has observed as follows:

“8) Viewing from another angle, it is apparent that the law made by the Parliament as well as the Legislature with regard to the appeals is very strict, insofar as, that it does not provide an unlimited jurisdiction on the First Appellate Authority to extend the limitation beyond one month after the expiry of the prescribed limitation. In such case, the petitioner/appellant is put to hardship and is left without remedy. In such cases, the party concerned may face starvation because of denial of livelihood for want of GST Registration. In this case, the petitioner/appellant is a semi-skilled labourer working as a painter doing painting on doors, windows of the houses. Now-a-days bills for any work executed for a private player or, even for the Government agency, are drawn on-line. In most cases, the payments are made direct to the bank on 6 production of the bill with the GST registration number. In the absence of GST registration number, a professional cannot raise a bill. So, if the petitioner is denied a GST registration number, it affects his chances of getting employment or executing works. Such 8/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 denial of registration of GST number, therefore, affects his right to livelihood. If he is denied his right to livelihood because of the fact that his GST Registration number has been cancelled, and that he has no remedy to appeal, then it shall be violative of Article 21 of the Constitution as right to livelihood springs from the right to life as enshrined in Article 21 of the Constitution of India. In this case, if we allow the situation so prevailing to continue, then it will amount to violation of Article 21 of the Constitution, and right to life of a citizen of this country.”

9.This Court in Suguna Cutpiece Vs Appellate Deputy Commissioner (ST)(GST) and others reported in 2022 (2) TMI 933 wherein it was held that no useful purpose would be served keeping the petitioners out of the Goods and Service Tax regime as such the assessee would still continue to his businesses and supply goods and services and the relevant paragraphs are extracted as under:

“216. Since, no useful will be served by not allowing persons like the petitioners to revive their registration and integrate them back into the main stream, I am of the view that the impugned orders are liable to be quashed and with few safeguards.
217. There are adequate safeguards under the GST enactments which can also be pressed against these petitioners even if their registration are revived so that, there is no abuse by these petitioners and there is enough deterrence against default in either paying tax or in complying with the procedures of filing returns.
9/20

https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023

218. Further, the Government requires tax to meet its expenditure. By not bringing these petitioners within the GST fold, unintended privilege may be conferred on these petitioners unfairly to not to pay GST should they end supplying goods and/or services without registration. For example, a person renting out an immoveable property will continue to batch supply such service irrespective of registration or not.

219. Therefore, if such a person is not allowed to revive the registration, the GST will not be paid, unless of course, the recipient is liable to pay tax on reverse charge basis. Otherwise, also there will be no payment of value added tax. The ultimate goal under the GST regime will stand defeated. Therefore, these petitioners deserve a right to come back into the GST fold and carry on their trade and business in a legitimate manner.

220. The provisions of the GST Enactments and the Rules made there under read with various clarifications issued by the Central Government pursuant to the decision of the GST Council and the Notification issued thereunder the respective enactments also make it clear, intention is to only facilitate and not to debar and de-recognised assesses from coming back into the GST fold.

221. While exercising jurisdiction, under Article 226 of the Constitution, the powers of the Court to do justice i.e., what is good for the society, can neither be restricted nor curtailed. This power under Article 226 can be exercised to effectuate the rule of law.

222. Therefore, power of this Court under Article 226 of the Constitution of India is being exercised cautiously in favour of the petitioners as this power is conceived to serve the ends of law and not to transgress them.

223. In Mafatlal Industries Ltd. Vs. Union of India, (1997) 5 SCC 536, in Paragraph No.77, the Hon’ble Supreme Court observed that “So far as the jurisdiction of the High Court under Article 226 — or for that matter, the jurisdiction of this Court under Article 32 — is concerned, it is obvious that the 10/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 provisions of the Act cannot bar and curtail these remedies. It is, however, equally obvious that while exercising the power under Article 226/Article 32, the Court would certainly take note of the legislative intent manifested in the provisions of the Act and would exercise their jurisdiction consistent with the provisions of the enactment. Even while acting in exercise of the said constitutional power, the High Court cannot ignore the law nor can it override it.

224. Notwithstanding the fact that the petitioners have shown utter disregard to the provisions of the Acts and have failed to take advantage of the amnesty scheme given to revive their registration, this Court is inclined to quash the impugned orders with grant consequential reliefs subject to terms.

225. The provisions of the GST enactments cannot be interpreted so as to deny the right to carry on Trade and Commerce to a citizen and subjects. The constitutional guarantee is unconditional and unequivocal and must be enforced regardless of the defect in the scheme of the GST enactments. The right to carry on trade or professoin also cannot be curtailed. Only reasonable restriction can be imposed. To deny such rights would militate against their rights under Article 14, read with Article 19 (1)(g) and Article 21 of the Constitution of India.

226. As original or as appellate authority exercising power under the respective enactments, quasi judicial officers were bound by the provisions of the Act and the limitation under it, they have acted in accordance with law. They cannot look beyond the limitations prescribed under provisions of the Act. Therefore, no fault can be attributed to their action.

227. This is a fit case for exercising the power under Article 226 of the Constitution of India in favour of the petitioners by quashing the impugned orders and to grant consequential relief to the petitioners. By doing so, the Court is effectuating the object under the GST enactment of levying and collecting just tax from every assessee who either supplies goods or service.

11/20

https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 Legitimate Trade and Commerce by every supplier should be allowed to be carried on subject to payment of tax and statutory compliance. Therefore, the impugned orders deserve to be quashed.

228. These petitioners deserve a chance and therefore should be allowed to revive their registration so that they can proceed to regularize the defaults. The authorities acting under the Act may impose penalty with the gravity of lapses committed by these petitioners by issuing notice. If required, the Central Government and the State Government may also suitably amend the Rules to levy penalty so that it acts as a deterrent on others from adopting casual approach.

229. In the light of the above discussion, these Writ Petitions are allowed subject to the following conditions:-

i. The petitioners are directed to file their returns for the period prior to the cancellation of registration, if such returns have not been already filed, together with tax defaulted which has not been paid prior to cancellation along with interest for such belated payment of tax and fine and fee fixed for belated filing of returns for the defaulted period under the provisions of the Act, within a period of forty five (45) days from the date of receipt of a copy of this order, if it has not been already paid.
ii. It is made clear that such payment of Tax, Interest, fine / fee and etc. shall not be allowed to be made or adjusted from and out of any Input Tax Credit which may be lying unutilized or unclaimed in the hands of these petitioners.
iii. If any Input Tax Credit has remained utilized, it shall not be utilised until it is scrutinized and approved by an appropriate or a competent officer of the Department.
iv. Only such approved Input Tax Credit shall be allowed for being utilized thereafter for discharging future tax liability under the Act and Rule.
12/20
https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 v. The petitioners shall also pay GST and file the returns for the period subsequent to the cancellation of the registration by declaring the correct value of supplies and payment of GST shall also be in cash.
vi. If any Input Tax Credit was earned, it shall be allowed to be utilised only after scrutinising and approving by the respondents or any other competent authority.
Vii. The respondents may also impose such restrictions / limitation on petitioners as may be warranted to ensure that there is no undue passing of Input Tax Credit pending such exercise and to ensure that there is no violation or an attempt to do bill trading by taking advantage of this order.
Viii. On payment of tax, penalty and uploading of returns, the registration shall stand revived forthwith.
ix. The respondents shall take suitable steps by instructing GST Network, New Delhi to make suitable changes in the architecture of the GST Web portal to allow these petitioners to file their returns and to pay the tax/penalty/fine.
x. The above exercise shall be carried out by the respondents within a period of thirty (30) days from the date of receipt of a copy of this order.
xi. No cost.
xii. Consequently, connected Miscellaneous Petitions are closed.”
10. The Central Goods and Service Act was enacted in the year 2017 with an object of levy and collection of tax on intra state supply of goods or services or both by the Central Government, it is not the interest of the government to curtail the right of the entrepreneurs like the petitioner. The petitioner must be allowed to continue his business and to contribute to the State's revenue, in the absence of GST Registration number a professional 13/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 cannot raise a bill, if the petitioner is denied a GST registration number, it affects his chances of getting employment or executing works, which ultimately affects his right to livelihood, embodied under Article 21 of the Constitution.
11.The income tax assesses are expected to pay advance tax quarterly at the rates prescribed under Section 211 of the Income Tax Act , 1961. For non payment of this advance tax will attract interest. Even for non payment this advance tax, there is no serious action taken against the assesses. The Income Tax Department is only sending reminders to the tax payers, by way of repeated e-mails, SMS and and through post. However in these cases, the capital punishment of cancellation of registration is made by sending a system generated e-mail which is in English to the traders, who are not having acquainted with English. These notices are not even generated in the regional languages and actions are taken.
12. The petitioner in this case is an industrial catering service provider. Most of the small scale entrepreneurs like carpenters, electricians, fabricators etc... are almost uneducated and they are not accustomed with handling of e-mails and other advance technologies.

Though they are providing e-mail IDs at the time of Registration, the applications are prepared by some agents by creating an e-mail IDs, however, on reality most of the Traders are not accustomed with handling of e-mails. They are also not aware about the consequences of not paying the Returns in Time. The department shall workout the possibilities of 14/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 issuing these notices in the respective regional languages and also by SMS and registered post. So that, the uneducated traders can also respond to these notices to some extent, otherwise, these notices will be an empty formality and will not serve any purpose for which it has been issued.

13.The object of any Government is to promote the trade and not to curtail the same. The method which is adopted by the department as on today is like strangulating the neck of the small scale entrepreneurs. The cancellation of registration certainly amounts to a capital punishment so for as the traders are concerned. If they are not filing an appeal within the statutory period, then his entire business comes to stance. He cannot do any business activities and without business, he cannot pay salaries to his employees, pay bills to the loans and ultimately, all his developments over a long period of time could be ruined in few months and it is also very difficult to regain the business in this competitive world. Therefore the department of GST has to think of the consequences and relax the rules and also find the modalities of conveying the show cause notice by way of SMS and also in the regional languages. This court expects the department of GST to take appropriate action by amending the relevant provisions considering the consequences on traders.”

5. The learned Government Advocate appearing for the respondents, by referring to the provision under Section 169 of the said Act, submits that notice was issued only as per the provisions of the Act and notice can be 15/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 issued through common portal. He further submits that the petitioner is filing his monthly return only through portal and therefore, he cannot take a stand that since the second respondent has issued the show cause notice through portal, he did not respond to the same. Only after issuing the show cause notice, the impugned order has been passed by the second respondent and there is no error in passing the impugned order by the second respondent.

6. This Court considered the rival submissions made on either side and perused the materials available on record.

7. The petitioner claims that he is aged about 73 years and is in the catering business for more than 40 decades. The Government has introduced the Goods and Service Tax in the year 2017. After introduction of the Goods and Service Tax, the traders including the petitioner are directed to submit their returns only through portal. All the communications are issued only through portal. The show cause notice was also issued to the petitioner through portal. The petitioner claims that he studied upto 4 th Standard and has not acquainted with the portal and is depending on the private Accountant to 16/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 submit the returns. The Authorities of the Central and State Governments under the Goods and Service Tax Act are communicating the show cause notice and all other communications to the traders and other service providers like the petitioner only in English and not in Regional Language. The petitioner like the other people, who are illiterates and not accustomed with the online process, are made to depend the private Accountants and incur some expenditure for filing the returns also. In this case, the person who has assisted the petitioner is a private Accountant and is not well-versed with the Goods and Service Tax Act. Therefore, the petitioner has failed to produce the hard copy of the impugned order before the Deputy Commissioner as required under Section 108(3) of the said Act and on that ground, the appeal was rejected. Ultimately, the petitioner, who was in business for more than 40 years, has now been thrown out to the street and prevented from doing any business. The petitioner claims that he is not in a position to operate his bank account and pay the salary to the staff and his business has come to a standstill. Ultimately, the reputation which he has gained for the past 40 years, has come down. The cancellation of registration of a trader or businessman amounts to a capital punishment. Before imposing such 17/20 https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 punishment, the respondents ought to have provided some sufficient opportunity to the person like this petitioner. The respondents have to realise the consequences of cancellation of license to a person who is in the business for more than several years which would ruin his business. The Department has to evolve a guideline enabling the parties to understand the procedures by issuing the proceedings in their Regional Language and simplifying the process of submitting the returns. In the event, if the return has not been filed in time, the show cause notice has to be issued to the assessee not only on portal but also by way of SMS or by post. Then only, the traders or service providers like that of the petitioner who are uneducated can also understand the proceedings initiated by the respondents and can save their business.

8. In view of the decision taken by this Court in W.P(MD).No.8086 of 2023, this Court is inclined to set aside the impugned order dated 01.03.2023 and accordingly, it is set aside. The respondents shall provide an opportunity to the petitioner to restore his registration within a period of six weeks from the date of receipt of a copy of this order.

18/20

https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023

9. This Writ Petition is allowed with the above directions. There shall be no order as to costs.



                                                                                     21.12.2023
                Index             :   Yes / No
                NCC               :   Yes / No
                Internet          :   Yes
                ssb

                To
                1.The Commissioner of Commercial Taxes,

O/o.The Principal and Special Commissioner of Commercial Taxes, Ezhilagam, Chepauk, Chennai-600 005.

2.The Assistant Commissioner(ST), Dindigul (Fort) Circle, Commercial Taxes Complex, Sub-Collector Office Road, Dindigul-620 001.

19/20

https://www.mhc.tn.gov.in/judis WP(MD)No.30721 of 2023 B.PUGALENDHI, J.

ssb WP(MD)No.30721 of 2023 21.12.2023 20/20 https://www.mhc.tn.gov.in/judis