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 6, Cited by 0]

Delhi High Court - Orders

Ny Cinemas Llp vs Union Of India & Ors on 14 November, 2022

Author: Manmohan

Bench: Manmohan, Dinesh Kumar Sharma

                              $~SB-3
                              *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                              +     W.P.(C) 13715/2022 & CM APPLS.41879/2022, 45056/2022 and
                                    45505/2022

                                    NY CINEMAS LLP                                ..... Petitioner
                                                 Through:          Mr.Rajshekhar Rao, Sr.Advocate with
                                                                   Mr.Prateek Chadha, Ms.Mansi Sood,
                                                                   Mr.Vrishank       Singhania       and
                                                                   Mr.Ruturaj    Gurjar,       Advocates.
                                                                   Mr.Vrishank Singhania, Advocates.
                                                       versus

                                    UNION OF INDIA & ORS.                       ..... Respondents
                                                  Through:         Mr. Sushil Kumar Pandey with
                                                                   Mr.Kuldeep Singh, Advocate for
                                                                   UOI.
                                                                   Mr. Zoheb Hossain Advocate with
                                                                   Mr.Vipul    Agrawal,      Jr.Standing
                                                                   Counsel, Mr. Vivek Gurnani and
                                                                   Ms.Niharika                  Kuchhal,
                                                                   Advocate       for       respondents
                                                                   No.2.
                                                                   Mr. Anurag Ojha, Sr.Standing
                                                                   Counsel with Mr.Deepak Somani,
                                                                   Advocates        for      respondent
                                                                   No.3 & 4.
                                    CORAM:
                                    HON'BLE MR. JUSTICE MANMOHAN
                                    HON'BLE MR. JUSTICE DINESH KUMAR SHARMA

                                                ORDER

% 14.11.2022 Present writ petition has been filed challenging the order dated 6th July, 2022 passed by respondent No.2 and the notices dated 25th July, 2022, 17th August, 2022 & 26th August, 2022 issued by respondent No. 3.

Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:16.11.2022 19:07:16

Petitioner also seeks to challenge Section 171 of the CGST Act, Rules under Chapter XV of the CGST Rules particularly Rules 126, 127 and 133 as null and void and hold them to be unconstitutional being violative of Articles 14 and 19 (1) (g) of the Constitution of India; Rule 129 of the CGST Rules, as null and void for being violative of the principles of natural justice.

Learned senior counsel for the petitioner states that the petitioner has withdrawn the writ petition filed by it before Allahabad High Court. He states that vide the impugned order, respondent No.2 has erroneously determined that the petitioner has profiteered to the tune of Rs.2,66,99,340/- by not reducing the price of the goods or services supplied by it, in proportion to the tax rate reduction on account of introduction of the new GST rates.

Learned senior counsel for the petitioner states that the petitioner owns / runs multiplexes in various locations in India and the GST rates applicable to movie tickets had been reduced with effect from 01st January, 2019. He states that respondents No.2 and 3 determined that the petitioner had "profiteered" by comparing the average ticket prices in December 2018 to the prices between January 2019 to February 2020. He contends that the respondents No.2 and 3 completely ignored the fact that between December 2018 and February 2020, the petitioner's capital expenditure had increased, and that movie ticket prices are highly variable and depend on a whole host of factors. He states that a simplistic comparison of average prices to determine 'profiteering' is illogical and arbitrary.

Learned senior counsel for the petitioner submits that Rule 133(5) cannot be applied retrospectively. He states that the impugned order and Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:16.11.2022 19:07:16 notice fail to consider relevant materials and rely on irrelevant materials. He further states that the impugned order erroneously applies sub-rule (3) of Rule 133. He points out that the impugned notice has been issued after final impugned order by respondent No.2 and amounts to impermissibly extending the scope of enquiry. He further states that the impugned order has been issued beyond the time limit prescribed under the Rules.

Issue notice.

Mr. Sushil Kumar Pandey, Advocate accepts notice on behalf of respondent No.1 and Mr.Zoheb Hossain, senior standing counsel accepts notice on behalf of respondent No.2 and Mr.Anurag Ojha, learned senior standing counsel for respondent Nos.3 & 4.

Let counter-affidavits be filed within a period of two weeks. Rejoinder affidavits, if any, be filed before the next date of hearing.

Keeping in view the orders passed by this Court in Phillips India Limited Vs. Union of India & Ors. [W.P.(C) No.3737/2020] as well as M/s Samsonite South Asia Pvt. Ltd. Vs. Union of India & Ors. [W.P.(C) No.4131/2020] and M/s Patanjali Ayurved Ltd. Vs. Union of India & Ors. [W.P.(C) No.4375/2020], this Court directs the petitioner to deposit the principal profiteered amount i.e. Rs.2,66,99,340/- in six equated instalments commencing 1st December, 2022.

The interest amount directed to be paid by the respondents as well as the penalty proceedings and further investigation by NAA in respect of cinema halls of petitioner for extended period of time as provided for in the impugned order are stayed till further orders. Learned counsel for the parties are directed to file their short written submissions not exceeding five pages each prior to the next date of hearing.

Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:16.11.2022 19:07:16

Tag the present writ petition along with W.P.(C) 10999/2018 and list on 6th and 7th December, 2022.

MANMOHAN, J DINESH KUMAR SHARMA, J NOVEMBER 14, 2022 TS Signature Not Verified Digitally Signed By:JASWANT SINGH RAWAT Signing Date:16.11.2022 19:07:16