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 8, Cited by 0]

Patna High Court

Ganga Construction Company vs The State Of Bihar on 18 April, 2023

Bench: Chief Justice, Madhuresh Prasad

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.4564 of 2023
     ======================================================
     Ganga Construction Company through the Proprietor Sanjeev Kumar Singh,
     Male, aged about 56 years, Son of Rajeshwari Prasad Singh, Resident of Ward
     No. 28, Lohianagar, Suhird Nagar, Begusarai, Begusarai, Bihar- 851101.


                                                                    ... ... Petitioner/s
                                         Versus


1.   The State of Bihar through the Commissioner of State Taxes, New
     Secretariat, Bihar, Patna.
2.   Joint Commissioner, State Taxes, Begusarai Circle, Begusarai.
3.   Additional Commissioner, State Taxes, Begusarai Circle, Begusarai.


                                                                ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s     :      Mrs. Archana Sinha, Advocate
     For the Respondent/s     :      Mr.Vikash Kumar (SC-11)
     ======================================================


     CORAM: HONOURABLE THE CHIEF JUSTICE
                 and
                 HONOURABLE MR. JUSTICE MADHURESH PRASAD


     ORAL JUDGMENT

(Per: HONOURABLE THE CHIEF JUSTICE) Date : 18-04-2023 The petitioner is concerned with the assessment order passed on 15.11.2019, which is produced as Annexure-1 in the writ petition. As per Section 62 of the Patna High Court CWJC No.4564 of 2023 dt.18-04-2023 2/4 Bihar Goods and Services Tax Act, 2017 ("BGST Act"

hereafter) where a registered person fails to furnish the return under Section 39 or Section 45, even after the service of a notice under Section 46, the proper officer is empowered to assess the tax liability to the best of his judgment, within a period of five years from the date specified under Section 44 for furnishing of the annual return. Sub-section (2) of Section 62 also provides that when such an assessment order is made, if the registered person furnishes a valid return within thirty days of the service of the assessment order then the assessment order will stand withdrawn but the liability for payment of interest under sub-section (1) of Section 50 and the liability to late fee under Section 47 would continue.
The petitioner obviously did not comply with sub- section (2) of Section 62 by filing a return within one month of the issuance of the assessment order. Now, the Government of India has on the recommendation of the GST Council, brought out the following notification:-
Patna High Court CWJC No.4564 of 2023 dt.18-04-2023 3/4 Learned counsel for the petitioner submits that in accordance with the notification, a return has been filed and the liability to interest and late fee also satisfied. Definitely, the Assessing Officer would be entitled to verify whether there is due compliance under the notification, herein above extracted, and if the compliance is in accordance with the notification, the assessment order would stand withdrawn.
Patna High Court CWJC No.4564 of 2023 dt.18-04-2023 4/4 The writ petition stands allowed.
(K. Vinod Chandran, CJ) (Madhuresh Prasad, J) P.K.P./Anushka AFR/NAFR CAV DATE Uploading Date 20.04.2023 Transmission Date