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]

Madras High Court

M/S.Om Sakthi Construction vs The Assistant Commissioner on 6 January, 2023

Author: M.Sundar

Bench: M.Sundar

                                                                                 W.P.No.85 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 06.01.2023

                                                       CORAM

                                   THE HONOURABLE MR.JUSTICE M.SUNDAR

                                               W.P.No.85 of 2023
                                            and W.M.P.No. 80 of 2023

                     M/s.Om Sakthi Construction,
                     Rep. By its Partner .V.Kannan,
                     No.1, Udayar Street,
                     Thollamur Village, Earaiyur Post,
                     Vanur Taluk, Villupuram District,
                     Pin Code - 604 304.                                          .. Petitioner

                                                          Vs

                     The Assistant Commissioner,
                     Circle – V, Audit – II Commissionerate,
                     Office of the Commissionerate of GST
                           and Central Excise,
                     No.692, 6th Floor, MHC Complex,
                     Annasalai, Nandanam,
                     Chennai – 600 035.                                        .. Respondent


                                  Writ petition filed under Article 226 of the Constitution of

                     India praying to issue a writ of certiorarified mandamus to call for

                     for the records relating to the impugned notices of the respondent

                     dated 30.08.2022 in Ref. No.GADT / CnG / ADT /GST / 6151 / 2022

                     -Gr 2- CGST - ADTCIR-5-ADT- II-Chennai -I / 891528 / 2022 and

                     consequential notices dated 23.11.2022 and 22.12.2022 and quash

                     the same.



https://www.mhc.tn.gov.in/judis
                     1/13
                                                                                                  W.P.No.85 of 2023

                                     For Petitioner           :          Dr.A.Thiyagarajan
                                                                         Senior Counsel
                                                                         for Mr.D.Senthil Kumar

                                     For Respondent           :          Mr.V.Sundareswaran
                                                                         Sr.Panel Counsel (GST)

                                                                  ORDER

In the captioned writ petition, Dr.A.Thiyagarajan, learned senior counsel instructed by Mr.D.Senthil Kumar counsel on record for writ petitioner and Mr.V.Sundareswaran, learned senior panel counsel (GST) on behalf of the lone respondent are before this Court.

2. This order has to be read in conjunction with and in continuation of earlier proceedings made in the previous listing on 04.01.2023 which reads as follows:

                                             'In      the         captioned      writ        petition,
                                  Dr.A.Thiyagarajan,          learned         Senior     Advocate

instructed by Mr.D.Senthilkumar, counsel on record for writ petitioner is before this Court.

2. Learned Senior counsel submits that the captioned matter arises under 'Tamil Nadu Goods and Services Act, 2017 (Act 19 of 2017)' [hereinafter 'TN-G & ST Act' for the sake of convenience]; that 'notice dated 30.08.2022 bearing reference DIN-20220859XS0000222CD3' [hereinafter 'I impugned notice' for the sake of https://www.mhc.tn.gov.in/judis 2/13 W.P.No.85 of 2023 convenience and clarity] followed by a 'notice dated 23.11.2022 bearing reference DIN:20221159XS000000009E' [hereinafter 'II impugned notice' for the sake of convenience and clarity] and another 'notice dated 22.12.2022 bearing reference DIN:20221259XS000000D864' [hereinafter 'III impugned notice' for the sake of convenience and clarity] have been called in question; that vide I impugned notice, lone respondent had intimated the writ petitioner that it has been decided to undertake audit of books and records of writ petitioner for the Financial Years July 2017 to March 2020 under Section 65 of TN-G & ST Act; that the writ petitioner responded to the same by way of a reply dated 10.09.2022 inter alia saying that writ petitioner is already facing proceedings pursuant to a 'Show Cause Notice' ['SCN'] dated 18.10.2022 bearing reference DIN-

202210DSS20000222D05' [hereinafter 'said SCN' for the sake of convenience and clarity]; that notwithstanding such reply, II impugned notice and III impugned notice have been issued emphasising that Section 65 audit proceedings are to be conducted.

3. Learned Senior counsel submitted that post I impugned notice and reply of writ petitioner dated 10.09.2022, said SCN dated 18.10.2022 under Section 74 of C-G & ST Act read with Rule 142(2) of C-G & ST Rules has been issued, https://www.mhc.tn.gov.in/judis 3/13 W.P.No.85 of 2023 proceedings are under way, therefore, II and III impugned notices do not have legs to stand.

4. It is the specific case of learned senior counsel for writ petitioner that an audit under Section 65 of C-G & ST and proceedings pursuant to a SCN under Section 74 read with Rule 142 (1) of C- G & ST Rules thereunder cannot proceed simultaneously. In support of his contention, learned Senior counsel pressed into service an order dated 30.09.2022 made in R.P.Buildcon Private Limited & Anr. Vs. The Superintendent & 10 Ors by a Division Bench of Hon'ble Calcutta High Court. To be noted, in R.P.Buildcon case Section 65 audit was commenced when Section 74 legal drill was under way. In other words, R.P.Buildcon is a reverse situation on facts qua case on hand.

5. Mr.V.Sundareswaran, learned Senior Panel counsel accepted notice for lone respondent and requested for a short accommodation to get instructions and revert to this Court.

6. Registry to show the name of learned Revenue counsel in the next listing.

7. List in the Admission Board day-after- tomorrow. List on 06.01.2023.' https://www.mhc.tn.gov.in/judis 4/13 W.P.No.85 of 2023

3. To be noted a typographical/secretarial error has crept in qua aforementioned earlier proceedings dated 04.01.2023 in paragraph 2, the date of the reply is not 10.09.2022 but it is 22.11.2022. Therefore, the aforementioned proceedings shall be read accordingly.

4. In the aforementioned backdrop, learned Revenue counsel submitted on instructions that the R.P.Buildcon case made by a Honourable Division Bench of Calcutta High Court does not come to the aid of the writ petitioner for two reasons, one reason is that in that case, it has been made clear that if any other material is required by the Department for the assessment period it is open to the Department to put the dealer/assessee on notice. This is captured in paragraph 10 is learned Revenue counsel's say. The second reason is R.P.Buildcon is distinguishable on facts as in that case Section 65 audit had commenced when Section 74 legal drill was underway.

5. Learned senior counsel for writ petitioner pressed into service two more case laws. One is S.M.Overseas Pvt. Ltd., Vs. Commissioner of Income Tax reported in (2023) 450 ITR 1 (SC) and the other is Sonam Berlia Vs. State of Odisha reported in MANU/OR/0306/2021 being the judgment https://www.mhc.tn.gov.in/judis 5/13 W.P.No.85 of 2023 rendered by a Honourable Division Bench of the Orissa High Court.

6. Before discussion of aforementioned case laws qua factual matrix of the case on hand, it is necessary to record the chronicle. The chronicle is that inspection and seizure of documents was on 16.03.2020, the first impugned notice (Section 65 of 'Tamil Nadu Goods and Services Act, 2017 (Act 19 of 2017)' [hereinafter 'TN-G & ST Act' for the sake of convenience] is dated 30.08.2022, 'show cause notice' ('SCN' for the sake of convenience and clarity) is dated 18.10.2022, reply to the SCN is dated 22.11.2022, second and third impugned notices are dated 23.11.2022 and 27.12.2022. In this backdrop, learned senior counsel submits that audit under Section 65 TN-G & ST Act has to necessarily culminate in Section 74 of C-G & ST Act. In the case on hand, before discussing the aforementioned case laws, this writ Court based upon the ratio nay declaration of law made by Honourable Supreme Court in Padma Sundara Rao case [Padma Sundara Rao Vs. State of Tamil Nadu reported in (2002) 3 SCC 533] reminds itself factual matrix qua precedents is significant, most relevant paragraph in Padma Sundara Rao is paragraph 9 and the same reads as follows:

'9.Courts should not place reliance on https://www.mhc.tn.gov.in/judis 6/13 W.P.No.85 of 2023 decisions without discussing as to how the factual situation fits in with the fact situation of the decision on which reliance is placed. There is always peril in treating the words of a speech or judgment as though they are words in a legislative enactment, and it is to be remembered that judicial utterances are made in the setting of the facts of a particular case, said Lord Morris in Herrington v. British Railways Board [(1972) 2 WLR 537 : 1972 AC 877 (HL) [Sub nom British Railways Board v. Herrington, (1972) 1 All ER 749 (HL)]] . Circumstantial flexibility, one additional or different fact may make a world of difference between conclusions in two cases.'
7. As regards the S.M.Overseas case law rendered by Honourable Supreme Court, that arises under the Income Tax Act and that is a case where re-assessment proceedings were initiated when rectification proceedings were pending and there was no material to demonstrate that the rectification proceedings were withdrawn. In this fact setting, considering the scheme of the two statutes and the factual distinction, this writ Court has no hesitation in coming to the conclusion that S.M.Overseas case does not come to the aid of the writ petitioner. As regards the Sonam Berlia case, the factual matrix thereat makes it clear that a separate order had been made under Section 74(9) of OGST Act and thereafter a show cause notice was issued. Therefore, Sonam https://www.mhc.tn.gov.in/judis 7/13 W.P.No.85 of 2023 Berlia case also is clearly distinguishable on facts and does not come to the aid of the writ petitioner. A careful perusal of Sonam Berlia brings to light that it is a reverse situation qua the facts of the case on hand and there is no difficulty in accepting the submission of learned Revenue counsel that in R.P.Buildcon case, Honourable Division Bench of the Calcutta High Court has made it clear that it is open to the Department to put the assessee on notice if further materials are required.
8. In this backdrop, learned senior counsel for writ petitioner emphasises that documents have already been recovered by the Department and this is articulated in paragraph 3 of the SCN dated 18.10.2022 which reads as follows:
'3.SUBMISSION OF DOCUMENTS The following documents had been recovered/obtained during the course of the search and further course of the investigation.
i.Sample copies of the Letter of Acceptance (LOA)/Work-order as awarded by various departments under Government of Tamil Nadu. (RUD-1) ii.Copy of the payment bills/Running Account Bills raised by various https://www.mhc.tn.gov.in/judis 8/13 W.P.No.85 of 2023 departments under the Government of Tamil Nadu wherein, work was completed in the pre-GST era and payment received after 01.07.2017 and invariably the taxpayer had declared such works contract services under Exempted/NIL rated supplies in the periodic GSTR 3B returns. (RUD 2) iii.Income Tax Returns along with Audited Financials for the FY 2017-18, FY 2018-19, FY 2019-20 and FY 2020-21. (RUD
3) iv.Copies of Form-26AS for the FY 2017-18, FY 2018-19, FY 2019-20 and 2020-21. (RUD 4) v.Bank account statement of the taxpayer for the period 01.07.2017 to 01.03.2020.'
9. Learned Revenue counsel submits that paragraph 3 lists out documents that were recovered and the documents now sought for are different. This writ Court refrains itself from expressing any opinion on the same.
10. This Court carefully considered the rival submissions in the light of the fact situation of the case on hand.

On such consideration, this writ Court is of the considered view that the writ petition does not cut ice or pass muster, it can only https://www.mhc.tn.gov.in/judis 9/13 W.P.No.85 of 2023 be dismissed and the reasons are as follows:

(a) The inspection was on 16.03.2020 and the first impugned notice was issued on 30.08.2022 this being a notice qua audit under Section 65 of TN-G & ST Act , the SCN dated 18.10.2022 was issued thereafter. Therefore, the SCN qua Section 74 of C-G & ST Act is post notice for audit under Section 65. This by itself douses the primary argument of the writ petitioner;

(b) The case laws pressed into service by the writ petitioner do not come to the aid of the writ petitioner in the case on hand as they are factually distinguishable on facts as already alluded to/delineated supra;

(c) It is well open to the writ petitioner to make it clear that the documents have already been submitted and that the same has been articulated/captured in the show cause notice itself vide paragraph 3 of the SCN https://www.mhc.tn.gov.in/judis 10/13 W.P.No.85 of 2023 (extracted and reproduced supra). Therefore, there is neither prejudice to the writ petitioner nor any illegality;

(d) The argument that Section 65 lead to Section 74 does not really make any headway qua writ Court owing to the chronicle which has been set out supra. The chronicle itself will make it clear that the inspection was followed by notice qua Section 65 audit and thereafter show cause notice came to be issued.

11. In the light of what has been alluded to earlier, it is delineated and made clear that there is nothing to demonstrate that when the audit under Section 65 has been kick started by way of a notice, show cause notice under section 74 is impermissible. Therefore, it is not necessary to even dilate on the principles governing interference by a writ Court qua show cause notice.

12. The argument predicated on subsection 7 of Section 65 also pales into insignificance in the light of the chronicle https://www.mhc.tn.gov.in/judis 11/13 W.P.No.85 of 2023 as Section 65 has preceded Section 74 in the case on hand.

13. Sequiter is, captioned writ petition fails and the same is dismissed. Consequently captioned WMP is also dismissed. There shall be no order as to costs.

06.01.2023 Index : Yes/No Neutral Citation : Yes/No mmi To The Assistant Commissioner, Circle – V, Audit – II Commissionerate, Office of the Commissionerate of GST and Central Excise, No.692, 6th Floor, MHC Complex, Annasalai, Nandanam, Chennai – 600 035.

https://www.mhc.tn.gov.in/judis 12/13 W.P.No.85 of 2023 M.SUNDAR,J., mmi W.P.No.85 of 2023 06.01.2023 https://www.mhc.tn.gov.in/judis 13/13