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 2]

Gujarat High Court

Sakul Nazar Mohmd vs State Of Gujarat on 19 September, 2019

Author: Harsha Devani

Bench: Harsha Devani, Sangeeta K. Vishen

        C/SCA/15655/2019                               ORDER




     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/SPECIAL CIVIL APPLICATION NO. 15655 of 2019

======================================
                   SAKUL NAZAR MOHMD
                            Versus
                     STATE OF GUJARAT
======================================
Appearance:
MR VARIS V ISANI(3858) for the Petitioner(s) No. 1,2
 for the Respondent(s) No. 2,3,4
ADVANCE COPY SERVED TO GOVERNMENT PLEADER/PP(99) for
the Respondent(s) No. 1
======================================

CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
       and
       HONOURABLE MS. JUSTICE SANGEETA K. VISHEN

                           Date : 19/09/2019

                    ORAL ORDER

(PER : HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. Mr. Varis Isani, learned advocate for the petitioners invited the attention of the court to the order of detention under section 129(1) of the Central Goods and Services Tax Act, 2017 (hereinafter referred to as 'the CGST Act') as well as the other provisions of the CGST Act to submit that the requirements of section 68 of the CGST Act are duly satisfied inasmuch as, the person in-charge of the conveyance, carrying the consignment of goods, was carrying with him the documents and invoice as described under rule 138(A) of the Page 1 of 3 Downloaded on : Sat Sep 21 23:02:00 IST 2019 C/SCA/15655/2019 ORDER Central Goods and Services Tax Rules, 2017 (hereinafter referred to as 'the rules'). Referring to provisions of section 129 of the CGST Act, it was submitted that the same do not contemplate detention of goods on any ground other than the grounds stated therein and that, undervaluation of an invoice cannot be a ground for detention of goods under section 129 of the CGST Act when all the necessary documents as required under section 68 of the CGST Act read with rule 138(A) of the rules have been furnished.

2. The attention of the court was further invited to the report of valuation of stock of the petitioner as prepared by Value Team Professional (Government registered Valuer) prepared for Additional Commissioner of Commercial Tax to point out the basis on which, the market value has been computed by him. It was submitted that based upon such a valuation report, the respondents seek to confiscate the goods of the petitioner.

3. Having regard to the submissions advanced by the learned advocate for the petitioners and considering the valuation report dated 30.08.2019 which does not inspire any confidence, issue Notice, returnable on 3rd October 2019. Page 2 of 3 Downloaded on : Sat Sep 21 23:02:00 IST 2019 C/SCA/15655/2019 ORDER 3.1 By way ad-interim relief, the respondent-authorities are directed to forthwith release truck No. HR-73-7266 along with the goods contained therein. The petitioners, however, shall file an undertaking to the effect that in case, ultimately, they fail in the case, they shall pay the amount of liability under the impugned order.

3.2 Direct service is permitted today.

[ Harsha Devani, J. ] [ Sangeeta K. Vishen, J. ] hiren Page 3 of 3 Downloaded on : Sat Sep 21 23:02:00 IST 2019