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 4, Cited by 0]

Madras High Court

Taufiq Manpower Consultants Private ... vs The Assistant Commissioner Of Gst And on 9 April, 2025

Author: C.Saravanan

Bench: C.Saravanan

                                                                                          W.P.No.16327 of 2022

                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                        Reserved On                   18.11.2024
                                        Pronounced On    09.04.2025
                                                    CORAM :

                                  THE HONOURABLE MR. JUSTICE C.SARAVANAN

                                              W.P.No.16327 of 2022
                                                      and
                                             W.M.P.No.15652 of 2022

                Taufiq Manpower Consultants Private Limited,
                Represented by its Managing Director
                 Shaik Abdulla,
                No.30, Thiruvengadam Street,
                Pudupet, Chennai – 600 002.                                            ... Petitioner

                                                              Vs.

                1.The Assistant Commissioner of GST and
                     Central Excise,
                  Egmore Division,
                  Newry Tower, Plot No.2054,
                  1st Block, 12th Main Road,
                  2nd Avenue, Anna Nagar,
                  Chennai – 600 041.

                2.The Principal Commissioner of GST and
                    Central Excise,
                  North Commissionerate,
                  GST Bhavan,
                  27/1, Nungambakkam High Road,
                  Chennai – 600 034.




                1/25



https://www.mhc.tn.gov.in/judis              ( Uploaded on: 09/04/2025 08:44:21 pm )
                                                                                                   W.P.No.16327 of 2022

                3.The Chief Commissioner of GST and
                    Central Excise,
                  Chennai Zone,
                  GST Bhavan,
                  27/1, Nungambakkam High Road,
                  Chennai – 600 034.

                4.The Designated Committee,
                  Chennai North Commissionerate,
                  27/1, Nungambakkam High Road,
                  Chennai – 600 034.                                                         ... Respondents

                Prayer: Writ Petition filed under Article 226 of the Constitution of India for
                issuance of a Writ of Certiorari, to call for the records relating to the order
                passed by the First Respondent in Order-in-Original No.23/2022-Adj dated
                30.03.2022 in File C.No.IV/16/167/2015-Adj [ST0304] received on 28.04.2022
                and quash the same.

                                  For Petitioner                    : Mr.T.R.Ramesh

                                  For Respondents                   : Mr.Rajendran Raghavan
                                                                      Senior Standing Counsel


                                                               ORDER

This Writ Petition has been filed by the Petitioner to quash the Impugned Order-in-Original No.23/2022-Adj dated 30.03.2022 bearing Reference C.No.IV/16/167/2015-Adj [ST0304]. 2/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

2. By the Impugned Order-in-Original dated 30.03.2022 bearing Reference C.No.IV/16/167/2015-Adj [ST0304], demand proposed in the Statement of Demand No.08/2020 dated 03.12.2020 has been confirmed.

3. The Petitioner has been earlier issued with Show Cause Notices dated 16.10.2015 and 13.04.2018 as detailed below:-

                       Sl.        Details of SCN          Period                Outcome         Status /
                    No.                                                                      Remarks as on
                                                                                             the date of the
                                                                                              Writ Petition
                    1.        126/2015   dated 2010-2011                to Dropped. No Relied on SC
                              16.10.2015       2014-2015                   need         to decision     in
                                                                           include     the intercontinent
                                                                           fees and air al consultants
                                                                           ticket charges. and
                                                                                           Technocrats
                                                                                           Private
                                                                                           Limited     Vs.
                                                                                           Union of India
                                                                                           reported     in
                                                                                           2018       [10]
                                                                                           G.S.T.L.401
                                                                                           [SC].
                    2.        13/2018    dated 2015-2016                to Statutory fees, Before
                              13.04.2018       2016-2017                   air      tickets CESTAT,
                                                                           even          if Chennai.
                                                                           collected     at
                                                                           actual      and
                                                                           paid to the
                                                                           respective
                                                                           authorities are
                                                                           chargeable to

                3/25



https://www.mhc.tn.gov.in/judis                    ( Uploaded on: 09/04/2025 08:44:21 pm )
                                                                                                W.P.No.16327 of 2022


                       Sl.        Details of SCN          Period                Outcome         Status /
                    No.                                                                      Remarks as on
                                                                                             the date of the
                                                                                              Writ Petition
                                                                            service tax.


4. The dispute in the present case relates to the amount covered by the Statement of Demand No.08/2020 dated 03.12.2020 which covers the period from April 2017 to June 2017. The Petitioner had earlier filed Return under Form ST-3 on 05.06.2018 for the aforesaid period. The Petitioner, however failed to pay the tax admitted in the aforesaid return.

5. During the interregnum, the Parliament had enacted SABKA VISHWAS (Legacy Dispute Resolution) Scheme, 2019 [hereinafter referred to as the 'Scheme'] vide Chapter V, Sections 120 to 135 of the Finance Act (No.2) Act, 2019. The said Scheme came into effect from 01.08.2019.

6. Having filed the Return in Form ST-3 on 05.06.2018, the Petitioner thus opted to wrongly settle the dispute under the aforesaid Scheme under the category “arrears of tax” as defined in Section 121(c) of the Scheme. 4/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

7. The Petitioner thus filed a Declaration in Form 1 as per the Scheme on 31.12.2019. Since there were certain defects, according to the Petitioner, the Petitioner filed a revised/fresh Declaration in Form SVLDRS-1 on 13.01.2020. The said Declaration was processed by the Designated Authority and acknowledged in Form SVLDRS-2 dated 28.02.2020.

8. The Petitioner has also paid the amount pursuant to which a Discharge Certificate in Form SVLDRS-4 as contemplated under Section 129(1)(c) of the Scheme was also issued to the Petitioner on 19.03.2020.

9. Thereafter, the Statement of Demand No.08 of 2020 dated 03.12.2020 was issued which has culminated in the Impugned Order-in- Original No.23/2022-Adj dated 30.03.2022 bearing Reference C.No.IV/16/167/2015-Adj [ST0304].

10. Learned counsel for the Petitioner would submit that once the dispute has been settled under the Scheme, the question of issuance of Statement of Demand No.08/2020 dated 03.12.2020 or passing of the Impugned Order-in- Original No.23/2022 (Adj) dated 30.03.2022 did not arise. 5/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

11. Learned Senior Standing Counsel for the Respondents on the other hand would submit that the Petitioner was not entitled to the benefit of the Scheme. He would further submit that in the first place, the Petitioner was not entitled to file the Declaration under Section 125(1) of the Scheme.

12. That apart, it is submitted that in terms of Section 129(2)(c) of the Scheme in the case of “voluntary disclosure” where any material particular furnished in the Declaration is subsequently found to be false, the Department can within a period of 1 year of issue of the Discharge Certificate, it shall be presumed as if the Declaration was never made and proceedings under the applicable indirect tax enactment shall be instituted.

13. Learned Senior Standing Counsel would further submit that the amnesty of Section 121(c) of the Scheme is not applicable in view of Section 129(2) of the Scheme. In the said circumstances, this Writ Petition is liable to be dismissed.

14. I have considered the arguments advanced by the learned counsel for the Petitioner and the learned Senior Standing Counsel for the Respondents. I 6/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 have also perused the documents filed in support of the present Writ Petition and the provisions of the Scheme and the Rules made thereunder.

15. The undisputed facts of the case are that the Petitioner had filed the Return in Form ST-3 on 05.06.2018 for the period between April and June 2020. In the aforesaid Return, the Petitioner had declared a gross receipt of Rs.2,17,81,568/-.

16. On the aforesaid gross receipt of Rs.2,17,81,568/-, the petitioner claimed a deduction of Rs.2,04,51,868/- under Rule 5(2) of the Service Tax (Determination of Value) Rules, 2006 as a “pure agent”. Thus, the Petitioner admitted to a tax liability of Rs.1,86,158/- in the ST-3 Return dated 05.06.2018 on the taxable value of Rs.13,29,700/- [Rs.2,17,81,568/- - Rs.2,04,51,868/-]

17. However, in the Declaration that was filed by the Petitioner in Form SVLDRS-1 on 13.01.2020, the Petitioner has declared the tax due in ST-3 Return dated 05.06.2018 as Rs.74,266/- and on the same, claimed 60% abatement and offered to pay Rs.29,706/-. In the aforesaid Declaration in 7/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 Form SVLDRS-1, the Petitioner has stated that the Declaration was filed under “arrears category”.

18. The aforesaid Declaration was acknowledged in Form SVLDRS-2 on 25.01.2020. In both Form SVLDRS-1 and Form SVLDRS-2, the amount payable under the Scheme was thus wrongly arrived at Rs.29,706/- being 40% of Rs.74,266/- by the Petitioner after deducting 60% in terms of Section 124(1)(c)(i) of the Scheme on the aforesaid amount of Rs.74,266/-.

19. An intimation was also sent in Form SVLDRS-2A on 25.01.2020 as the amount was acceptable and payable by the Petitioner. Thus, the Petitioner was issued Form SVLDRS-3 on 28.01.2020 to pay a sum of Rs.29,706/-. The Petitioner was thereafter issued with Discharge Certificate in Form SVLDRS-4 on 19.01.2020.

20. The expression “amount in arrears” has been defined in Section 121(c)(iii) of the Scheme. As per Section 121(c)(iii), the expression “amount in arrears” means the “amount of duty” which is recoverable as “arrears of duty” under the indirect tax enactment on account of the declarant having filed 8/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 a Return under the indirect tax enactment on or before the 30th day of June, 2019 wherein the Declarant had admitted to the tax liability, but had not paid it.

21. The expression “amount of duty” has been defined in Section 121(d) of the Scheme as “the amount of central excise duty, the service tax and the cess payable under the indirect tax enactment”. The expression “amount of duty” as defined in Section 121(d) of the Scheme is relevant both for the purpose of determining the relief under Section 124 and for determining the eligibility to avail the benefit of the Scheme.

22. For the sake of clarity, both Section 124(1)(c)(i) and Section 125(1)(f)(ii) are reproduced below:-

Section 124(1)(c)(i) of the Scheme Section 125(1)(f)(ii) of the Scheme Section 124. Relief available Section 125. Declaration under under Scheme.- Scheme.-
(1) Subject to the conditions (1) All persons shall be eligible to specified in sub-section (2), the make a declaration under this relief available to a declarant under Scheme except the following, this Scheme shall be calculated as namely:-
                    follows:                              (a) ......
                    (a) ......                                    (b) ......
                    (b) ......                                    (c) ......
                     (c) where the tax dues are (d) ......
                        relatable to an amount in

                9/25



https://www.mhc.tn.gov.in/judis              ( Uploaded on: 09/04/2025 08:44:21 pm )
                                                                                       W.P.No.16327 of 2022


Section 124(1)(c)(i) of the Scheme Section 125(1)(f)(ii) of the Scheme arrears and.- (e) ......

i. the amount of duty is, (f) a person making a voluntary rupees fifty lakhs or less, disclosure,-

                               then, sixty percent of the     i. .....
                               tax dues;
                                                              ii. having filed a return under
                          ii. .....                                 the indirect tax enactment,
                          iii. ....                                 wherein he has indicated an
                     (d) .....                                      amount of duty as payable,
                                                                    but has not paid it.
                     (e).....
                                                           (g) ......
                     (2) The relief calculated under

sub-section (1) shall be subject to (h) ......

the condition that any amount paid (2) A declaration under sub-section as pre-deposit at any stage of (1) shall be made in such electronic appellate proceedings under the form as may be prescribed. indirect tax enactment or as deposit during enquiry, investigation or audit, shall be deducted when issuing the statement indicating the amount payable by the declarant.

Provided that if the amount of pre-deposit already paid by the declarant exceeds the amount payable by the declarant, as indicated in the statement issued by the designated committee, the declarant shall not be entitled to any refund.

23. As per Section 123(d) of the Scheme, the “tax due” is the total amount of duty stated in the Declaration where the amount has been voluntarily 10/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 disclosed by the Declarant. As per Section 123(e) of the Scheme, the “tax due” is the “amount in arrears” relating to the Declarant.

24. The expression “tax dues” has been defined in Section 123 of the Scheme as under:-

“123. Tax dues.- For the purposes of the Scheme, “tax dues” means-
(a) Where -

i. a single appeal arising out of an order is pending as on the 30th day of June, 2019 before the appellate forum, the total amount of duty which is being disputed in the said appeal;

ii. more than one appeal arising out of an order, one by the declarant and the other being a departmental appeal, which are pending as on the 30th day of June, 2019 before the appellate forum, the sum of the amount of duty which is being disputed by the declarant in his appeal and the amount of duty being disputed in the departmental appeal.

Provided that nothing contained in the above clauses shall be applicable where such an appeal has been heard finally on or before the 30th day of June, 2019.

Illustration 1: The show cause notice to a declarant was for an amount of duty of Rs.1000 and an amount of penalty of Rs.100. The order was for an amount of duty of Rs.1000 and amount of penalty of Rs.100. The declarant files an appeal against this order. The amount of duty which is being disputed is Rs.1000 and hence the 11/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 tax dues are Rs.1000.

Illustration 2: The show cause notice to a declarant was for an amount of duty of Rs.1000 and an amount of penalty of Rs.100. The order was for an amount of duty of Rs.900 and penalty of Rs.90. The declarant files an appeal against the order. The amount of duty which is being disputed is Rs.900 and hence tax dues are Rs.900.

Illustration 3: The show cause notice to a declarant was for an amount of duty of Rs.1000 and an amount of penalty of Rs.100. The order was for an amount of duty of Rs.900 and penalty of Rs.90. The declarant files an appeal against this order of determination. The departmental appeal is for an amount of duty of Rs.100 and penalty of Rs.10. The amount of duty which is being disputed is Rs.900 plus Rs.100 i.e., Rs.1000 and hence tax dues are Rs.1000.

Illustration 4: The show cause notice to a declarant was for an amount of duty of Rs.1000.

The order was for an amount of duty of Rs.1000.

The declarant files an appeal against this order of determination. The first appellate authority reduced the amount of duty to Rs.900. The declarant files a second appeal. The amount of duty which is being disputed is Rs.900 and hence tax are Rs.900.

(b) where a show cause under any of the indirect tax enactment has been received by the declarant on or before 30th day of June, 2019, then, the amount of duty stated to be payable by the declarant in the said notice. Provided that if the said notice has been issued to the declarant and other persons making them jointly and severally liable for an amount, then, the amount indicated in the said notice as jointly and severally 12/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 payable shall be taken to be the amount of duty payable by the declarant.

(c) where an enquiry or investigation or audit is pending against the declarant, the amount of duty payable under any of the indirect tax enactment which has been quantified on or before 30th day of June, 2019.

(d) where the amount has been voluntarily disclosed by the declarant, then, the total amount of duty stated in the declaration.

(e) where an amount in arrears relating to the declarant is due, the amount in arrears.”

25. Though there is an apparent contradiction between the relief that is available to a Declarant under Section 124(1)(c)(i) and an embargo under Section 125(1)(f)(ii) of the Scheme, it has to be reconciled between those cases “where Returns have been filed” and those cases “where no Returns have been filed”.

26. Thus, there is an embargo if a disclosure is made voluntarily where no Return is filed before 30.06.2019, no abatement/concession is permissible. However, where Returns have been filed on or before 30.06.2019 and “tax due” i.e., “amount of duty” as defined in Section 121(d) of the Scheme has not been paid in terms of Section 123(e) of the Scheme. Thus, the Petitioner was not entitled to file a Declaration in terms of Section 125(1)(f)(ii) of the Scheme. 13/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

27. In this case, the Petitioner has wrongly filed the Declaration in Form SVLDRS-1 under the “arrears category” and sub-category “Declared in the Return but not paid”. The Petitioner has deliberately filed the Declaration in Form SVLDRS-1 under the “voluntary disclosure” and thus misled the system. It is also incoceivable, as to how both “arrears category” and the sub- category “Declared in the Return but not paid” can go together? There is no scope for alchemy between the two under the Scheme.

28. Thus, only the aforesaid amount of Rs.1,86,158/- which was the “amount in arrears” as defined in Section 121(1)(c)(iii) was recoverable and payable under ST-3 Return dated 05.06.2018 from the Petitioner.

29. As per Section 124(1)(c)(i) of the Scheme where the “tax dues” are relatable to an “amount in arrears”, the relief available to a Declarant under the Scheme was to be calculated at 60% of the tax dues. In other words, on 40% of “amount in arrears” as defined in Clause (c) to Section 121 of the Scheme was payable by a Declarant for settling the dispute under the Scheme. 14/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

30. The relief under the aforesaid provision was however subject to conditions specified in sub-section (2) to Section 124 of the Scheme. As per sub-section (2), the relief calculated under sub-section (1) shall be subject to the condition that any amount paid as pre-deposit at any stage of appellate proceedings under the indirect tax enactment or as deposit during enquiry, investigation or audit, shall be deducted when issuing the statement indicating the amount payable by the declarant. In other words, net off the aforesaid amount was payable.

31. In this case, no amount was paid by the petitioner at an earlier stage. If the Petitioner wanted to pay under “arrears category”, the Petitioner was required to pay 40% of the tax amount declared in ST-3 Return filed on 05.06.2018 in terms of Section 124(1)(c)(i) of the Scheme. Thus, the tax that was payable by the Petitioner under the Scheme would have been Rs.74,436.20/- being 40% of Rs.1,86,158/- and not Rs.29,706/- on 40% of Rs.74,266/-.

32. Thus, the Petitioner has jettisoned the admitted “amount in arrears” in ST-3 Return filed on 05.06.2018. In other words, the Declaration in Form 15/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 SVLDRS-1 dated 13.01.2020 can be treated under the category of “voluntary disclosure”.

33. Section 125 of the Scheme contains several exceptions. Exception under Section 125(1)(f)(ii) of the Scheme is relevant for this case. As per the aforesaid exception, a Declarant is not entitled to make a Declaration under the category of “voluntary disclosure” under the Scheme after having filed a Return under the Indirect Tax Enactment after indicating the amount of duty/tax that was payable in the Returns but was not paid as per the Returns. Thus, the Petitioner was not entitled to avail the benefit of the Scheme.

34. A Declaration could not have been filed in view of restrictions contained in Section 125(1) of the Scheme. A “voluntary disclosure” could have been permitted, provided there was no quantification of the amount of duty on or before 30.06.2019 as is contemplated under Section 12591)(e) of the Scheme.

35. Where ST-3 return has been filed and the amount has been declared in the ST-3 return but has not been paid, the benefit of the Scheme cannot be extended in view of Section 125(1)(f)(i) of the Scheme. Therefore, only in the 16/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 circumstances where a “voluntary disclosure” could be made as where return has been filed and the amount has been declared and has not been paid and there is an audit enquiry or investigation where there has been no quantification of tax duty, in which case, the relief under Section 124(1)(d) of the Scheme would be available.

36. Under Section 124(1)(e) of the Scheme, no relief is available with respect to “tax dues” to an assessee where the “tax dues” are payable on account of a “voluntary disclosure” where return has been filed but the admitted “tax due” as per the return has not been filed.

37. Since the Declaration that was filed in Form SVLDRS-1 is actually a Declaration filed on account of “voluntary disclosure”, the Petitioner is neither entitled to any concession in terms of Section 125(1)(f)(ii) of the Scheme nor entitled to file such Declaration under Section 125(1)(f)(ii) of the Scheme.

38. The declaration in Form SVLDRS-1 that was filed by the Petitioner 17/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 in the “arrears category” is contrary to the tax admitted by the Petitioner in ST-3 Return filed on 05.06.2018 as the Petitioner had declared the tax due as Rs.74,266.72/-. It is contrary to the admitted tax liability of Rs.1,36,158/- in the ST-3 Return filed on 05.06.2018.

39. As per Section 129(1) of the Scheme, every Discharge Certificate issued under Section 126 with respect to the amount payable under the Scheme shall be conclusive as to the matter and time period stated therein, and-

(a) the declarant shall not be liable to pay any further duty, interest, or penalty with respect to the matter and time period covered in the declaration;

(b) the declarant shall not be liable to be prosecuted under the indirect tax enactment with respect to the matter and time period covered in the declaration;

(c) no matter and time period covered by such declaration shall be reopened in any other proceding under the indirect tax enactment.

40. An exception has been provided in sub-section (2) to Section 129 of the Scheme. As per sub clause (c) to sub-section (2) to Section 129 of the Scheme, in a case of a “voluntary disclosure” where any material particular furnished in the declaration is subsequently found to be false, within a period of one year of issue of the Discharge Certificate, it shall be presumed as if the 18/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 declaration was never made and proceedings under the applicable indirect tax enactment shall be instituted.

41. Sub-section (1) and sub-section (2) to Section 129 of the Scheme are reproduced below for the sake of clarity in the following Table:-

Section 129(1) of the Scheme Section 129(2) of the Scheme Section 129. Issue of Discharge Section 129. Issue of Discharge Certificate to be conclusive of Certificate to be conclusive of matter and time period.- matter and time period.-
(1) Every Discharge Certificate (1) .....

issued under Section 126 with (2) Notwithstanding anything respect to the amount payable contained in sub-section (1),- under this Scheme shall be conclusive as to the matter and (a) no person being a party in time period stated therein, and- appeal, application, revision or reference shall contend that the

(a) the declarant shall not be Central Excise Officer has liable to pay any further duty, acquiesced in the decision on interest, or penalty with the disputed issue by issuing respect to the matter and time the Discharge Certificate period covered in the under this Scheme.

declaration;

(b) The issue of the Discharge

(b) the declarant shall not be Certificate with respect to a liable to be prosecuted under matter for a time period shall the indirect tax enactment with not preclude the issue of a respect to the matter and time show cause notice,-

                            period     covered     in   the
                            declaration;                       i. for the same matter for a
                                                                   subsequent time period; or
                        (c) no matter and time period
                            covered by such declaration        ii. for a different matter for the
                            shall be reopened in any other         same time period;

proceeding under the indirect (c)in a case of “voluntary tax enactment.

19/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 Section 129(1) of the Scheme Section 129(2) of the Scheme disclosure” where any material particular furnished in the declaration is subsequently found to be false, within a period of one year of issue of the Discharge Certificate, it shall be presumed as if the declaration was never made and proceedings under the applicable indirect tax enactment shall be instituted.

42. Though the Petitioner has stated in the declaration in Form SVLDRS-1 that was under “arrears category”, it was indeed under “voluntary disclosure”.

43. The fact that the Petitioner had resiled from the admitted liability in ST-3 Return dated 05.06.2018 while filing the Declaration in Form SVLDRS- 1 dated 13.01.2020 also indicates that the Petitioner was not entitled to any relief under the Scheme. Since the Form SVLDRS-1 was also actuated by incorrect materials furnished by the Petitioner in Form SVLDRS-1 dated 13.01.2020, the Respondents were entitled to conclude that the Declaration filed in Form SVLDRS-1 was under “voluntary disclosure” and therefore, entitled to invoke the power under Section 129(2)(c) of the Scheme. 20/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

44. Since the Petitioner has filed incorrect declaration in Form SVLDRS- 1 on 13.01.2020 which was acted upon and has resulted in issuance of an erroneous Discharge Certificate in Form SVLDRS-4 on 19.01.2020. The power to rectify the mistake need not be exercised by the Department as the Declaration filed by the Petitioner was contrary to admitted tax liability in ST-3 Return dated 05.06.2018. Thus, the Discharge Certificate in Form SVLDRS- 4 dated 19.01.2020 cannot be said to have attained finality as the Declaration filed under the aforesaid Scheme was a Declaration filed under “voluntary disclosure” and not under “arrears category”.

45. The Petitioner has filed wrong Declaration under the Scheme. The Scheme under SABKA VISHWAS (Legacy Dispute Resolution) Scheme, 2019 is based on the Declaration filed. The benefit of Scheme cannot be altered merely because the Declaration filed by an Assessee was under the wrong category. In this connection,latin phrase Nullus Commodum Capere Potest De Injuria Sua Propria is referred to as per which 'no one can take advantage of his own wrong'.

21/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

46. Since the incorrect particulars were furnished by the Petitioner in Form SVLDRS-1 dated 13.01.2020 and the Declaration filed was not to be entertained, the Department was entitled to invoke power under Section 129(2)(c) of the Scheme as per which, in case of a “voluntary disclosure” where any material particulars furnished in the Declaration is subsequently found to be false, within a period of one year of issue of the Discharge Certificate, it shall be presumed that the Declaration was never made and the proceeding under the applicable indirect tax enactment shall be instituted.

47. Since the Impugned Order-in-Original No.23/2022-Adj dated 30.03.2022 bearing Reference C.No.IV/16/167/2015-Adj [ST0304] has been passed by the 1st Respondent, at best, liberty can be given to the Petitioner to file a Statutory Appeal before the Appellate Commissioner under the provisions of the Finance Act, 1994.

48. Therefore, liberty is given to the Petitioner to file such an Appeal within a period of 30 days from the date of receipt of a copy of this order failing which, the Respondents are given liberty to proceed against the Petitioner to recover the amount in the manner known to law. The Appellate Authority shall entertain the Appeal if filed within the period as directed by this 22/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 Court and pass appropriate orders in accordance with law without being influenced by any of the observations made in this order.

49. In the result, this Writ Petition is dismissed with the above liberty. No costs. Connected Writ Miscellaneous Petition is closed.

09.04.2025 Neutral Citation : Yes / No sma / arb To:

1.The Assistant Commissioner of GST and Central Excise, Egmore Division, Newry Tower, Plot No.2054, 1st Block, 12th Main Road, 2nd Avenue, Anna Nagar, Chennai – 600 041.
2.The Principal Commissioner of GST and Central Excise, North Commissionerate, GST Bhavan, 27/1, Nungambakkam High Road, Chennai – 600 034.
23/25

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022

3.The Chief Commissioner of GST and Central Excise, Chennai Zone, GST Bhavan, 27/1, Nungambakkam High Road, Chennai – 600 034.

4.The Designated Committee, Chennai North Commissionerate, 27/1, Nungambakkam High Road, Chennai – 600 034.

24/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm ) W.P.No.16327 of 2022 C.SARAVANAN, J.

sma / arb Pre-delivery Order in W.P.No.16327 of 2022 and W.M.P.No.15652 of 2022 09.04.2025 25/25 https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/04/2025 08:44:21 pm )