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 11, Cited by 0]

Karnataka High Court

M/S Bnn Constructions Pvt Ltd vs The State Of Karnataka on 11 April, 2023

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                     -1-
                              WP No.9721 of 2019 C/W WP No.13496 of 2019
                                WP No.15086 of 2019, WP No.19067 of 2019
                                WP No.25623 of 2019, WP No.30107 of 2019
                                WP No.44858 of 2019, WP No.50889 of 2019
                                WP No. 5552 of 2020, WP No.10077 of 2020
                                WP No.10163 of 2020, WP No.11941 of 2020
                                 WP No.6657 of 2021, WP No.14732 of 2021
                                 WP N.19719 of 2022, WP No.21895 of 2022


               IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 11TH DAY OF APRIL, 2023

                                  BEFORE
                 THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                    WRIT PETITION NO.9721 OF 2019 (T-RES)
                                    C/W
                   WRIT PETITION NO.13496 OF 2019 (T-RES)
                   WRIT PETITION NO.15086 OF 2019 (T-RES)
                   WRIT PETITION NO.19067 OF 2019 (T-RES)
                   WRIT PETITION NO.25623 OF 2019 (T-RES)
                   WRIT PETITION NO.30107 OF 2019 (T-RES)
                   WRIT PETITION NO.44858 OF 2019 (T-RES)
                   WRIT PETITION NO.50889 OF 2019 (T-RES)
                    WRIT PETITION NO.5552 OF 2020 (T-RES)
                   WRIT PETITION NO.10077 OF 2020 (T-RES)
                   WRIT PETITION NO.10163 OF 2020 (T-RES)
Digitally
signed by          WRIT PETITION NO.11941 OF 2020 (T-RES)
VANDANA S           WRIT PETITION NO.6657 OF 2021 (T-RES)
Location:          WRIT PETITION NO.14732 OF 2021 (T-RES)
High Court
of Karnataka       WRIT PETITION NO.19719 OF 2022 (T-RES)
                   WRIT PETITION NO.21895 OF 2022 (T-RES)
                                 -2-
                         WP No.9721 of 2019 C/W WP No.13496 of 2019
                           WP No.15086 of 2019, WP No.19067 of 2019
                           WP No.25623 of 2019, WP No.30107 of 2019
                           WP No.44858 of 2019, WP No.50889 of 2019
                           WP No. 5552 of 2020, WP No.10077 of 2020
                           WP No.10163 of 2020, WP No.11941 of 2020
                            WP No.6657 of 2021, WP No.14732 of 2021
                            WP N.19719 of 2022, WP No.21895 of 2022


IN W.P.NO.9721 OF 2019

BETWEEN:

1.   SRI CHANDRASHEKARAIAH
     S/O LATE B.L.RAMAIAH
     AGED ABOUT 68 YEARS
     746/E, 6TH CROSS, 13TH MAIN
     SARASWATHIPURAM,
     MYSURU - 570 009.

2.   M/S GOVINDE GOWDA AND SONS
     REPRESENTED BY
     SRI. G. ASHOK, PARTNER,
     S/O SRI GOVINDE GOWDA
     AGED ABOUT 53 YEARS
     # 57, 8TH MAIN, 3RD BLOCK,
     JAYALAKSHMIPURAM,
     MYSURU - 570 012.

3.   M/S D.K. CONSTRUCTIONS
     REPRESENTED BY ITS MANAGING PARTNER
     SRI. DASHARATH.K
     S/O MR.KRISHNAPPA
     AGED ABOUT 43 YEARS
     # 892 & 893, CH NO.41,
     SHANKALA NIVAS, KANTHARAJURS ROAD,
     LAKSHMIPURAM,
     MYSURU - 570 004.

4.   SRI. MAHABALESHWARA BAIRY
     S/O VENKATARAMANA BAIRY
     AGED ABOUT 64 YEARS
     NO.1398, 3RD MAIN,
     VIJAYANAGARA 2ND STAGE,
     MYSURU - 570 017.

5.   SRI. MAHADEVA
     S/O SIDDAPPA
     AGED ABOUT 56 YEARS
     # 2617, "MAHESHWARA NILAYA",
                               -3-
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


     D F O OFFICE ROAD,
     KOLLEGAL - 571 440.

6.   M/S SRI AYYAPPA CONSTRUCTIONS
     REPRESENTED BY ITS PARTNER
     SRI U V R ANJANEYULU
     S/O U.V. SUBBA RAO
     AGED ABOUT 56 YEARS
     PLOT NO.1023, FLAT NO.403,
     SRISTI SALIGRAMA,
     JAYALAKSHMI VILAS ROAD,
     CHAMARAJAPURAM,
     MYSURU - 570 005.

7.   SRI N NANDISH
     S/O NANJUNDAIAH
     AGED ABOUT 42 YEARS
     # 2, MAYURA ROAD,
     KERGALLI MAIN ROAD,
     R T NAGARA,
     MYSURU - 570 023.

8.   SRI. M NATARAJ
     SON OF LATE K. MUTHUSHETTY
     AGED ABOUT 57 YEARS
     # 68, 1ST CROSS,
     NIMISHAMBA LAYOUT
     KUVEMPUNAGARA,
     MYSURU - 570 023.

9.   SRI. D.P. KRISHNA KUMAR
     S/O D.R. PUTTASWAMY GOWDA
     AGED ABOUT 55 YEARS
     3RD CROSS, KIKKERI ROAD,
     BASAVESHWARANAGARA,
     K R PET TOWN - 571 426.

10. SRI. MRUDUL B C
    S/O CHANDRASHEKARAIAH
    AGED ABOUT 33 YEARS
    # 746/E, 13TH MAIN, 6TH CROSS,
                               -4-
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    NEW SARASWATHIPURAM,
    MYSURU 570023.

11. SRI NAKUL B C
    S/O CHANDRASHEKARAIAH,
    AGED ABOUT 35 YEARS,
    # 746/E, 13TH MAIN, 6TH CROSS,
    NEW SARASWATHIPURAM,
    MYSURU - 570 023

12. SRI APPADURAI C
    S/O CHINNARAJ SHETTY,
    AGED ABOUT 54 YEARS,
    7A/660, MALLIKARJUNA NILAYA,
    RAJEEVNAGAR, KOLLEGAL,
    CHAMARAJANAGAR - 571 313

13. SRI G L LAKSHME GOWDA
    S/O LINGEGOWDA,
    AGED ABOUT 54 YEARS,
    GOWDALLI, T M HOSUR POST,
    S R PATNA TALUK,
    MANDYA DISTRICT - 571 806

14. SRI M SRINIVASULU REDDY
    S/O M RAMA REDDY,
    AGED ABOUT 61 YEARS,
    # 242, 12TH CROSS,
    B BLOCK, J P NAGARA,
    MYSURU - 570 031

15. SRI N SIDDU
    S/O NINGAIAH,
    AGED ABOUT 50 YEARS,
    # 429, SHIVARATHRESHWARA NAGARA,
    BANNIMANTAPA,
    MYSURU - 570 021

16. SRI P K KRISHNARAJU
    S/O T KRISHNA,
    AGED ABOUT 38 YEARS,
                               -5-
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    MIG-1, 6TH MAIN, 1ST STAGE,
    HEBBAL,
    MYSURU - 570 016

17. M S REVANNA
    S/O SHIVANNA,
    AGED ABOUT 67 YEARS,
    # 812, 8TH MAIN,
    C BLOCK,
    VIJAYANAGARA 3RD STAGE,
    MYSURU - 570 017

18. SRI K S MANJUNATHA
    S/O K SHIVAPPA,
    AGED ABOUT 40 YEARS,
    NO.10/1, F4/4, VINAYAKA ENCLAVES,
    BEHIND JSS HIGH SCHOOL, D BLOCK,
    J P NAGARA,
    MYSURU - 570 031

19. M/S ANNAPOORNESHWARI CONSTRUCTIONS
    REPRESENTED BY ITS PARTNER,
    M.S REVANNA,
    S/O SHIVANNA,
    AGED ABOUT 67 YEARS,
    # 812, 8TH MAIN, C BLOCK,
    VIJAYANAGARA 3RD STAGE,
    MYSURU - 570 017

20. M/S BHOOMIKA BUILDERS
    PARTNERSHIP FIRM,
    REPRESENTED BY ITS PARTNER,
    SRI N T KRISHNA MURTHY,
    S/O N T THEERTHAGIRI GOWDA,
    # 415, 8TH MAIN,
    7TH CROSS, K C LAYOUT,
    MYSURU - 570 011

21. SRI B G ARAVIND
    S/O GURUMURTHY B G,
    AGED ABOUT 34 YEARS,
                                 -6-
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    # 23, 4TH MAIN, VIDYAGIRI LAYOUT,
    NAGARABHAVI,
    BENGALURU - 560 072

22. SRI UMESH N
    S/O NARAYANA SWAMY,
    AGED ABOUT 44 YEARS,
    # 34, HUNDAVADI, ANANDURU
    ELVALA HOBLI,
    MYSURU - 571 130

23. SRI NAGARAJU
    S/O NAGARAJU,
    AGED ABOUT 37 YEARS,
    # A 12, 5TH MAIN ROAD, YADAVAGIRI,
    MYSURU - 570 020

24. SRI H S GIRISH
    S/O S D SHIVARUDRAPPA,
    AGED ABOUT 43 YEARS,
    # 15, "SHIVASHANTHI NILAYA", 80 FT ROAD,
    KANAKADASANAGARA, DATTAGALLY,
    MYSURU - 570 030

25. SRI S YOGESH
    S/O M P SIDDAIAH,
    AGED ABOUT 42 YEARS,
    NO.66, CH 80, GOLLAGERI,
    CHAMARAJAMOHALLA,
    MYSURU - 570 024

26. SRI K SIDDAPPA
    S/O MALLAIAH,
    AGED ABOUT 68 YEARS,
    A 12, V MAIN, YADAVAGIRI,
    MYSURU - 570 020

27. SRI VENKATACHALAPATHI
    S/O V VENKATESH,
    AGED ABOUT 68 YEARS,
    # 23, BAIRAWESHWARA NAGARA,
                                -7-
                        WP No.9721 of 2019 C/W WP No.13496 of 2019
                          WP No.15086 of 2019, WP No.19067 of 2019
                          WP No.25623 of 2019, WP No.30107 of 2019
                          WP No.44858 of 2019, WP No.50889 of 2019
                          WP No. 5552 of 2020, WP No.10077 of 2020
                          WP No.10163 of 2020, WP No.11941 of 2020
                           WP No.6657 of 2021, WP No.14732 of 2021
                           WP N.19719 of 2022, WP No.21895 of 2022


    HEBBAL 1ST STAGE,
    MYSURU - 570 016

28. SRI P VENKATASUBBAIAH
    S/O P VENKATAIAH,
    AGED ABOUT 56 YEARS,
    # 228, "SRI VENKATADRI" 1ST STAGE,
    NIVEDITHA NAGARA,
    MYSURU - 570 022

29. SRI NAGARJUNA P
    S/O VENKATASUBBAIAH,
    AGED ABOUT 27 YEARS,
    # 228, "SRI VENKATADRI" 1ST STAGE,
    NIVEDITHA NAGARA,
    MYSURU - 570 022

30. SRI VENKATAPPA C
    S/O CHIKKARANGE GOWDA,
    AGED ABOUT 58 YEARS,
    # 165/J, 6TH MAIN, ALANAHALLI LAYOUT,
    T N PURA MAIN ROAD,
    MYSURU - 570 011

31. SRI S JAYAKUMAR
    S/O M K SHIVANANJEGOWDA
    AGED ABOUT 48 YEARS
    # 11, 4TH CROSS, 4TH MAIN ,
    NANDHINI BADAVANE
    1ST STAGE, ALANAHALLI
    MYSURU - 570 011

32. SRI B K DINESH
    S/O B KALAIAH
    AGED ABOUT 50 YEARS
    # 533, 9TH CROSS, VINAYAMARGA
    SIDDHARTHANAGARA
    MYSURU - 570 011

33. SRI A R RAGHU
    S/O A N RAMALINGU
                               -8-
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    AGED ABOUT 51 YEARS
    # 25, AKKI HEBBALU
    K R PET TALUK - 571 605

34. M/S YVR CONSTRUCTIONS
    PROPRIETOR
    SRI Y VENKATARAMANA
    S/O PULLAIAH
    AGED ABOUT 42 YEARS,
    # 17, 1ST MAIN ROAD,
    OMKAR LAYOUT, J P NAGARA
    MYSURU - 570 031

35. SRI CHANDRAGIRI MURALI
    S/O VENKAIAH
    AGED ABOUT 49 YEARS
    # 16, SBM COLONY, WARD NO.64,
    NEAR CANARA BANK , SRIRAMPURA
    MYSURU - 570 023

36. SRI K NAGARAJA
    S/O KEMPAPPA
    AGED ABOUT 61 YEARS
    # 1019, 5TH MAIN, 11TH CROSS,
    E & F BLOCK ,
    RAMAKRISHNANAGARA
    MYSURU - 570 022

37. SRI K T RAVI
    S/O K B THAMMANNA GOWDA
    AGED ABOUT 52 YEARS
    NO.K.T 159/100,
    MARIGOWDA LAYOUT, 3RD CROSS
    MANDYA - 571 401

38. SRI S RAJASHEKAR
    S/O C SHIVASHANKARAPPA
    AGED ABOUT 59 YEARS
    D.NO.34, HIG, 1ST MAIN, A & B BLOCK
    RAMAKRISHNANAGARA
    MYSURU - 570 022
                              -9-
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


39. SRI R MANJUNATH
    SON OF LATE RUDRAIAH
    AGED ABOUT 56 YEARS
    RESIDING AT DHARANI
    8TH CROSS, JOGIMATTI ROAD
    CHITTRADURGA - 577 501

40. SRI A N SWAMY
    S/O NANJACHARI
    # 231, CHAMANAHALLI, BANNR HOBLI,
    T NARASIPURA TALUK,
    MYSORE DISTRICT - 571 101

41. M/S. K.T.R. CONSTRUCTIONS
    REPRESENTED BY ITS
    MANAGING PARTNER
    K.T.RAVI
    S/O LATE K.B.THAMMANNAGOWDA,
    AGED ABOUT 52 YEARS,
    GROUND FLOOR, NO.484, A & B BLOCK,
    CHITRABANU ROAD, KUVEMPUNAGARA,
    MYSURU - 570 023.

42. SRI. DHANAJAYA M
    AGED ABOUT 37 YEARS
    S/O MARISWAMI N
    DOOR NO.1899, 1ST CROSS,
    SEEBAIAH ROAD, DEVARAJA MOHALLA,
    MYSURU - 570 001.

43. SRI. H.S.ARUNKUMAR
    AGED ABOUT 46 YEARS
    S/O H.N.SHANKAR GOWDA,
    # 275/1, HALAHALLAI MAIN ROAD,
    MANDYA - 571 401

44. SRI. L.RANGAREDDY
    S/O L PEDDA RANGA REDDY
    AGED ABOUT 73 YEARS
    # 3078, 12TH CROSS, R.P.ROAD,
    NANJANGUD - 571 301
                            - 10 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


45. SRI. P.SUBRAMANI
    S/O PONNUSWAMY
    AGED ABOUT 68 YEARS
    AASHIRVAAD, 1ST MAIN,
    RANGANATHA EXTENSION, GOPALA,
    SHIVAMOGGA - 577 201

                                               ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110 001
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH
     CONNAUGHT PLACE
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, QUEENS ROAD
     VASANTHNAGAR
     BENGALURU - 560 001

5.   COMMISSIONER OF
     COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THEREIGE KARYALAYA
     1ST MAIN ROAD
                             - 11 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     GANDHINAGAR
     BENGALURU - 560 009

6.   JOINT COMMISSIONER
     OF COMMERCIAL TAXES
     (ADMN) DIVISIONAL VAT
     SHESHADRI IYER BUILDING
     DEEWANS ROAD, K R MOHALLA
     MYSURU - 570 024

7.   OFFICE OF PRINCIPAL COMMISSIONER
     GST & CENTRAL EXCISE, MYSURU
     THIRD FLOOR, GST BHAVAN
     S1 & S2, VINAYA MARGA
     SIDDHARTHA NAGAR
     MYSURU - 570 011

8.   OFFICE OF THE SUPERINTENDENT OF
     CENTRAL TAX, GST
     S1 & S2, VINAYA MARGA
     SIDDHARTHA NAGAR
     MYSURU - 570 011

9.   THE EXECUTIVE ENGINEER
     NATIONAL HIGHWAY DIVISION
     TUMKUR - 572 101

10. THE COMMISSIONER
    MYSURU CITY CORPORATION
    NEW SAYYAJI RAO ROAD
    MYSURU - 570 024

11. THE EXECUTIVE ENGINEER
    MYSURU URBAN DEVELOPMENT
    AUTHORITY (MUDA)
    CHAMARAJAPURAM,
    MYSURU - 570 005
    PH: 0821-2421629

12. THE EXECUTIVE ENGINEER
    PWP & I.W.T DEPARTMENT,
                              - 12 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    MYSURU DIVISION,
    MYSURU - 570 010

13. EXECUTIVE ENGINEER
    PANCHAYATH RAJ ENGINEERING DIVISION,
    KUVEMPUNAGAR,
    MYSURU - 570 023

14. THE EXECUTIVE ENGINEER
    PWP & IWT DEPARTMENT,
    SPECIAL DIVISION,
    HUNSUR,
    MYSURU DISTRICT - 571 105

15. THE EXECUTIVE ENGINEER
    KARNATAKA PUBLIC WORKS,
    PORTS & INLAND WATER,
    TRANSPORT DEPARTMENT,
    (PWP & IWT DEPARTMENT)
    VIDYA NAGAR, B M ROAD,
    MANDYA - 571 401

16. CHIEF OFFICER
    TOWN PANCHAYATH,
    VIRAJPET - 571 218

17. THE CHIEF ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED,
    IRRIGATION SOUTH,
    GOKULAM 4TH STAGE,
    MYSURU - 570 002

18. CHIEF DEVELOPMENT OFFICER &
    CHIEF ENGINEER
    KARNATAKA INDUSTRIAL AREAS
    DEVELOPMENT BOARD,
    # 49, EAST WING, 4TH & 5TH FLOOR,
    KHANIJA BHAVAN,
    RACE COURSE ROAD,
    BENGALURU - 560 001
                            - 13 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


19. THE CHIEF ENGINEER
    KARNATAKA HOUSING BOARD,
    3RD FLOOR, CAUVERY BHAVAN,
    K.G.ROAD,
    BENGALURU - 560 001

20. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION,
    NO.14/3, 4TH FLOOR, ARAVIND BHAVAN,
    N T ROAD, NEAR K R CIRCLE,
    BENGALURU - 560 001

21. THE EXECUTIVE ENGINEER
    KPWP & IWTD DIVISION,
    CHAMARAJANAGARA - 571 313

22. THE SECRETARY
    A.P.M.C KEMPANAPALYA ROAD,
    KOLLEGAL - 571 440
    CHAMARAJANAGARA DISTRICT

23. MANAGING DIRECTOR
    K.S.R.T.C. CENTRAL OFFICE
    K H ROAD, SHANTHINAGAR,
    BENGALURU - 560 027

24. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DEPARTMENT,
    NAZARBAD,
    MYSURU - 570 010

25. THE EXECUTIVE ENGINEER
    COMMAND AREA DEVELOPMENT AUTHORITY,
    CAUVERY BASIN PROJECTS,
    NO.2, DIVISION, KALIDASA ROAD,
    VIJAYANAGARA 1ST STAGE,
    MYSURU - 570 017

26. THE EXECUTIVE ENGINEER
    KARNATAKA URBAN WATER SUPPLY &
    DRAINAGE BOARD,
                            - 14 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


   SARASWATHIPURAM,
   MYSURU - 570 009

27. THE EXECUTIVE ENGINEER
    RURAL DEVELOPMENT WATER AND SANITARY
    DEVELOPMENT, MYSURU DIVISION,
    MYSURU - 570 006

28. CHIEF OFFICER
    TOWN MUNICIPAL COUNCIL,
    GUNDLUPET - 571 111
    CHAMARAJANAGARA DISTRICT

29. CHIEF OFFICER
    TOWN MUNICIPAL COUNCIL,
    MALVALLY - 571 430
    MANDYA DISTRICT

30. THE CHIEF OFFICER
    TOWN MUNICIPAL COUNCIL,
    SRIRANGAPATTANA - 571 438
    MANDYA DISTRICT

31. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAYS DIVISION,
    PPP CELL (PIU)
    SHIVAMOGGA - 577 301

32. THE SECRETARY
    AGRICULTURE PRODUCE MARKET COMMITTEE,
    MAIN MARKET YARD, BANDIPALYA
    MYSURU - 570 008

33. DEPUTY COMMISSIONER
    DEPUTY COMMISSIONER OFFICE
    VIDYANAGARA,
    RAMANAGARA - 562 159
    RAMANAGARA DISTRICT

34. THE EXECUTIVE ENGINEER
    PWP AND IWD, MYSURU DIVISION,
                            - 15 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    T.NAGARASIPURA - 571 124
    MYSURU DISTRICT

35. KARNATAKA HEALTH SYSTEM DEVELOPMENT AND
    REFORM PROJECT,
    PHI BUILDING, 1ST FLOOR,
    SHESHADRI ROAD,
    BENGALURU - 560 027

36. KARNATAKA STATE HIGHWAYS IMPROVEMENT
    PROJECT (KSHIP)
    PWD ANNEXE BUILDING,
    PROJECT IMPLEMENTATION UNIT,
    1ST FLOOR, K.R.CIRCLE,
    BENGALURU - 560 001

37. EXECUTIVE ENGINEER R D P R
    DEPARTMENT PROJECT DIVISION MYSURU,
    N.R.MOHALLA,
    MYSURU - 570 007

38. THE SUPERINTENDING ENGINEER
    PANCHAYATH RAJ ENGINEERING CIRCLE,
    NO.1243, ASARE, 3RD CROSS, GANGE ROAD,
    KUVEMPUNAGARA,
    MYSURU - 570 023

39. RURAL DEVELOPMENT AND PANCHAYATH RAJ
    M.S.BUILDING, 3RD FLOOR,
    NEAR 3RD GATE,
    BENGALURU - 560 001

40. THE EXECUTIVE ENGINEER
    KARNATAKA PUBLIC WORKS,
    PORTS AND INLAND WATER TRANSPORT
    DEPARTMENT (PWD)
    RAMANAGARA - 562 159

41. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED
    KABINI RESERVOIR DIVISION
                            - 16 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    KABINI COLONY
    H D KOTE TALUK
    MYSURU DISTRICT - 571 116

42. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED
    NANJANGUD - 571 301
    MYSURU DISTRICT

43. THE MUNICIPAL COMMISSIONER
    TOWN MUNICIPAL COUNCIL,
    BM ROAD, NEAR KSRTC BUS STAND
    PERIYAPATNA - 571 107

44. THE EXECUTIVE ENGINEER
    KABINI CANAL DISTRIBUTORY DIVISION,
    T NARASIPURA - 571 124

45. THE CONSERVATOR OF FORESTS
    BANDIPURA WILD LIFE PROJECT
    ARANYA BHAVANA, ASHOKA PURAM,
    MYSURU - 570 004

46. THE CONSERVATOR OF FORESTS AND
    EXECUTIVE DIRECTOR
    SRI CHAMARAJENDRA ZOOLOGICAL
    GARDENS, ZOO MAIN ROAD, INDIRA NAGARA
    MYSURU - 570 010

47. THE MUNICIPAL COMMISSIONER
    MADIKERI CITY MUNICIPAL COUNCIL,
    MADIKERI TOWN
    MADIKERI - 571 201

48. THE CHIEF OFFICER
    KUSHALANAGARA TOWN PANCHAYAT
    B M ROAD,
    KUSHALANAGARA - 571 401

49. THE EXEUCTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED,
                           - 17 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


   CNNL M P DIVISION,
   RAMANAGARA - 571 511

50. THE MANAGING DIRECTOR
    DR B R AMBEDKAR DEVELOPMENT CORPORATION,
    9TH AND 10TH FLOOR,
    VISHWESHWARAIAH MINI TOWERS,
    DR B R AMBEDKAR VEEDHI,
    BENGALURU - 560 001

51. THE EXECUTIVE ENGINEER
    KARNATAKA RURAL ROAD DEVELOPMENT AGENCY
    3RD FLOOR, GRAMEENABHIVRUDDI BHAVANA
    ANANDRAO CIRCLE
    BENGALURU - 560 009

52. THE MUNICIPAL COMMISSIONER
    KANAKAPURA CITY MUNICIPAL COUNCIL
    BENGALURU - MYSURU ROAD,
    KANAKAPURA - 562 117

53. THE CHIEF ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED
    HEMAVATHY CANAL DIVISION
    HEBBUR - 572 120

54. THE CHIEF ENGINEER
    CAUVERY NIEERAVARI NIGAM LIMITED
    HEMAVATHY CANAL DIVISION
    YEDIYUR - 572 142

55. THE CHIEF ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED
    KRS DIVISION
    K R SAGARA - 571 607

56. THE EXECUTIVE ENGINEER
    MYSURU DIVISION
    KUWSDB MYSURU (REGULAR)
    NO.927 NEW KANTHARAJ URS ROAD,
    6TH MAIN, 2ND FLOOR, SARASWATHIPURAM
    MYSURU - 570 009
                           - 18 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


57. THE EXECUTIVE ENGINEER
    NWKRTC DIVISION OFFICE
    INDUSTRIAL ESTATE
    HUBBALLI - 580 021

58. THE EXECUTIVE ENGINEER
    ENGINEERING SECTION, UNIVERSITY OF MYSURU
    KANTHARAJ URS ROAD, SARASWATHIPURAM
    MYSURU - 570 009

59. THE EXECUTIVE ENGINEER
    SHIVAMOGGA CITY CORPORATION
    SHIVAMOGGA - 577 201

60. THE MUNICIPAL COMMISSIONER
    CITY MUNICIPAL COUNCIL
    CHAMARAJANAGARA - 571 313

61. THE EXECUTIVE ENGINEER
    VISVESVARAYA JALA NIGAMA LIMITED
    UBP DIVISION
    HOSADURGA - 577 527

62. THE DEPUTY COMMISSIONER
    HASSAN DISTRICT URBAN DEVELOPMENT
    DEPARTMENT
    HASSAN - 573 201

                                            ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1, R5 & R6;
    SMT. M.R.VANAJA, ADVOCATE FOR R2, R7 & R8;
    SRI. AMIT ANAND DESHPANDE, ADVOCATE FOR R3 & R4;
    SMT. M.P.GEETHA DEVI, ADVOCATE FOR R-10;
    SRI. G.B. SHARATH GOWDA, ADVOCATE FOR R-11;
    SRI. DESHRAJ, ADVOCATE FOR R-18;
    SRI. RUDRABHUSHAN C BENAKANALLI, ADVOCATE FOR R-19;
    SRI. T.SWAROOP, ADVOCATE FOR R-22;
    SRI. P.D.SURANA, ADVOCATE FOR R-23;
    SRI. H.N.SHASHIDHARA, ADVOCATE FOR R-26 & R-56;
    SRI. G.M.ANANDA, ADVOCATE FOR R-29;
    SMT. K.S.ANASUYADEVI, ADVOCATE FOR R-47;
                               - 19 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


   SRI. A.NAGARAJAPPA, ADVOCATE FOR R-52 & R-60;
   SRI. B.L.SANJEEV, ADVOCATE FOR R-57;
   SRI. K.S.BHEEMAIAH, ADVOCATE FOR R-58;
   SRI. H.R.SHOWRI, ADVOCATE FOR R-59;
   SRI. M R C RAVI, ADVOCATE FOR R-61;
   SRI. A.RAVISHANKAR, ADVOCATE FOR R-62;
   R9, R12 TO R14, R16, R17, R20, R21, R24, R25, R27, R28, R30,
   R32, R34, R36, R37, R38, R39, R40, R41, R42, R43, R44, R45,
   R46, R48, R50, R51, R53 TO R55 ARE SERVED;
   VIDE ORDER DATED 19.11.2019, NOTICE TO R15, R31, R33,
   R35, R49, R60 ARE DISPENSED WITH)


     THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-2; b) DECLARE THAT THE
PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF SCHEDULE II OF
THE GST ACT IS ULTRA-VIRES ARTICLE 366 (12A), (26A) (29A) (b) &
(f) THE CONSTITUTION IN VIEW OF AND SETTLED PRINCIPLES OF
LAW LAID DOWN BY THE HON'BLE SUPREME COURT REGARDING
"WORKS CONTRACT" AND CONSEQUENTLY THAT THE
RESPONDENT NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER
ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS AGAINST THE
PETITIONERS UNDER THE PROVISIONS OF THE GST ACT FOR
"WORKS CONTRACT" ENTERED INTO POST 01.07.2017 i.e., AFTER
THE GST ACT CAME INTO EFFECT WHICH IS PRODUCED AS
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; d) PASS SUCH OTHER ORDERS AS MAY
BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES OF THE
CASE, IN THE ENDS OF JUSTICE.
                              - 20 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022



IN W.P.NO.13496 OF 2019

BETWEEN:

1.   SRI. SATISH M.S.
     S/O LATE SOMBE GOWDA
     AGED ABOUT 52 YEARS
     793/2, 8TH CROSS, B B GARDEN
     RAMANUJA ROAD
     MYSURU - 570 004

2.   SRI RAMDAS
     S/O GIRISWAMY
     AGED ABOUT 58 YEARS
     NO.122, 2ND MAIN, 2ND CROSS
     RAGHAVENDRA NAGAR
     MYSURU-570011

3.   SRI K PRAKASH
     S/O KAPPADI SHETTY
     AGED ABOUT 56 YEARS
     # 237/4A, KIDIGANAMMA BADAVANE
     HEBBAL 4TH CROSS
     MYSURU - 570 016

4.   SRI R V KRISHNA
     S/O LATE VEERE GOWDA
     AGED ABOUT 51 EYARS
     RESIDING AT RAMANDURU, MALAVALLI TALUK
     MANDYA DIST - 571 430

5.   SRI R NAGARAJU
     S/O RAMADAS
     AGED ABOUT 55 YEARS
     # 205, RAGHAVENDRA NAGAR
     4TH CROSS, MYSURU - 570 011

6.   SRI VENKATESH
     S/O SIDDAYYA
     AGED ABOUT 52 YEARS
                             - 21 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     RESIDING AT NO.55, 2ND CROSS
     GAYATHRIPURAM
     MYSURU - 570 019
7.   M/S K B R INFRATECH LIMITED
     REGISTERED OFFICE AT NO.69
     12TH MAIN, CQAL LAYOUT
     SAHAKAR NAGAR
     BENGALURU - 560 092
     REPRESENTED BY ITS MANAGING DIRECTOR
     SRI K BABURAJ

8.   SRI G BHASKAR REDDY
     S/O G SUBBA REDDY
     AGED ABOUT 49 YEARS
     RESIDING AT NO.635, 3RD CROSS
     MSR NORTH CITY LAYOUT
     NAGAWARA
     BENGALURU - 560 077
9.   SRI G M RAVEENDRA
     SON OF MUNIVENKATEGOWDA
     AGED ABOUT 54 YEARS,
     RESIDING AT NO.42/36
     1ST FLOOR, RAJANI TOWERS, 27TH CROSS,
     7TH B MAIN, 4TH BLOCK, JAYANAGAR
     BENGALURU - 560 011

10. SRI H R RAVI KUMAR
    SON OF RUDRAPPA H N
    AGED ABOUT 50 YEARS,
    RESIDING AT NO.889,1ST MAIN,
    6TH 'A' CROSS, KENGERI SATELLITE TOWN,
    BENGALURU - 560 060

11. SRI K V PRASAD REDDY
    SON OF K ADINARAYANA REDDY
    AGED ABOUT 50 YEARS,
    OFFICE AT ASVITH COMPOUND
    FORT, NEAR SAI BABA TEMPLE
    BELLARY - 583 101
    (THOUGH PETITIONER IS RESIDENT OF BELLARY THE
                              - 22 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


    CAUSE OF ACTION IS WITHIN THE JURISDICTION OF
    THIS HON'BLE COURT)

12. SRI K CHANDRA MOHAN REDDY
    SON OF K ADINARAYANA REDDY
    AGED ABOUT 49 YEARS,
    RESIDING AT DOOR NO.65, NO.B3,
    47208 SFS, 1ST MAIN, 4TH PHASE,
    YELAHANKA NEW TOWN
    BENGALURU - 560 064

13. M/S SREE BUILDERS
    HAVING OFFICE AT NO.10
    9TH CROSS, L N PURAM
    BENGALURU - 500 021

    (REPERSENTED BY IS PROPRIETOR
    SRI MURALISWAMY
    SON OF KUPPUSWAMY CHIKKAPPA
    AGED ABOUT 42 YEARS,
    RESIDING AT NO.711, 15TH MAIN,
    GOKULA I STAGE, I PHASE, MATHIKERE
    BENGALURU - 560 054)

14. M/S RAYEE GOWDA CONSTRUCTION COMPANY
    A PARTNERSHIP FIRM HAVING OFFICE AT
    DANDIGANAHALLY
    NO.2799, NAGASAMUDRA ROAD
    GAYATHRI EXTENSION
    CHENNARAYAPATNA TOWN - 573 116

    REPRESENTED BY ITS MANAGING DIRECTOR
    P R THIMMEGOWDA

15. SRI H N RAMEGOWDA
    SON OF LATE H NANJEGOWDA
    AGED ABOUT 66 YEARS,
    RESIDING AT THOTADA MANE
    HOSAHALLY, SHRAVANA BELAGOLA
    CHENNARAYAPATNA TALUK - 573 135
    HASSAN DISTRICT
                            - 23 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


16. SRI RAMESH KUMAR KOTHARI
    SON OF LATE L JEETHMAN KOTHARI
    AGED ABOUT 54 YEARS,
    OFFICE AT KOTHARI COMPLEX
    CHIKKABASTHI ROAD
    HASSAN - 573 201

17. SRI K S ASHWATH NARAYAN GOWDA
    SON OF LATE K N SHAMAIAH
    AGED ABOUT 55 YEARS
    RESIDING AT NO.50, BDO OFFICE ROAD,
    BEHIND ADI CHUNCHUNGIRI COLLEGE
    CHENNARAYAPATNA TOWN
    HASSAN DISTRICT - 573 116

18. SRI B K PRABHAKAR
    SON OF B N KARIYAPPA
    AGED ABOUT 58 YEARS,
    RESIDING AT ANNAPOORNESHWARI NILAYA
    RIVER STREET, BELUR
    HASSAN DISTRICT - 573 115

19. SRI B R SREEKANTAMURTHY
    SON OF B M RANGEGOWDA
    AGED ABOUT 50 YEARS,
    RESIDING AT BOREGOWDANA KOPPALU
    HIRISAVE,
    CHENNARAYAPATNA TALUK - 573 116

20. SRI B M RANGEGOWDA
    SON OF LATE MUDDEGOWDA
    AGED ABOUT 78 YEARS
    RESIDING AT BOREGOWDANA KOPPALU
    HIRISAVE HOBLI,
    CHENNARAYAPATNA - 573 124

21. SRI S M ABDUL HAFEEZ
    SON OF D N ABDUL MAJEED
    AGED ABOUT 67 YEARS,
    RESIDING AT HOUSE NO.79,
    SHRAVANABELAGOLA
                             - 24 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


    CHENNARAYAPATNA
    HASSAN DISTRICT - 573 135

22. SRI S NARAYANA REDDY
    SON OF LATE NAGIREDDY
    AGED ABOUT 78 YEARS,
    RESIDING AT NO.55, NPI LAYOUT,
    R.M.V. II STAGE,
    BOOPASANDRA BENGALURU - 560 094

23. SRI S MADHAVA REDDY
    SON OF S NARAYANA REDDY
    AGED ABOUT 54 YEARS
    RESIDING AT NO.55, NPI LAYOUT
    R.M.V. II STAGE, BOOPASANDRA
    BENGALURU - 560 094

24. SRI B N MANJEGOWDA
    SON OF B N NINGEGOWDA
    AGED ABOUT 47 YEARS,
    RESIDING AT NO.DHANALAKSHMI NILAYA
    VIVEKANANDANAGARA
    4TH MAIN, CHENNARAYAPATNA TOWN,
    HASSAN DISTRICT - 573 116

25. SRI NAGARAJU B T
    SON OF THIMMAPPA
    AGED ABOUT 58 YEARS,
    RESIDING AT KASABA HOBLI
    BORALU VILLAGE AND PSOT
    CHENNARAYAPATNA TALUK
    HASSAN DISTRICT - 573 135

26. SRI N MANJUNATH
    SON OF LATE R NATARAJ
    AGED ABOUT 60 YEARS,
    RESIDING AT SRI MANJUANTHA NILAYA,
    LAST MAIN ROAD,
    VINOBHA NAGAR
    SHIVAMOGGA - 577 201
                            - 25 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


27. SRI IBRAHIM SHARIEF
    SON OF SHEIK AHMED
    AGED ABOUT 55 YEARS,
    RESIDING AT A P ROAD
    NEAR VETERINARY HOSPITAL
    THEERTHAHALLI,
    SEEBINAKERE
    SHIVAMOGGA - 577 432

28. SRI D S ABDUL RAHIMAN
    SON OF HAJI SHEIK AHMED
    AGED ABOUT 52 YEARS,
    RESIDING AT NO.33/1
    NATIONAL ESTAE BALEBAIL
    TEERTHAHALLI
    SHIVAMOGGA DIST - 577 432

29. SRI ABDUL KALAM AZAD
    SON OF SHEIK AHMED
    AGED ABOUT 45 YEARS,
    RESIDING AT BALEBAIL NEW COLONY
    THEERTHAHALLI - 577 432

30. SRI SHEIK AHMED SALMANIL FARISH
    SON OF D S ABDUL RAHIMAN
    AGED ABOUT 28 YEARS,
    RESIDING AT NO.33/1,
    NATIONAL ESTATE, BALEMAIL,
    TEERTHAHALLI - 577 432

31. SRI RANGANATHAGIRI
    SON OF NARAYANGIRI
    AGED ABOUT 55 YEARS,
    RESIDING AT BABALLI VILLAGE AND POST,
    BHADRAVATHI TALUK
    SHIVAMOGGA DISTRICT - 5777 303

32. M/S BHAVANI CONSTRCUTIONS & DEVELOPERS
    A REGISTERD PARTNERSHIP FIRM
    OFFICE AT MARKET ROAD,
    NEAR POST OFFICE
                               - 26 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    SIRSI - 581 401
    UTTAR KANNADA DIST
    (THOUGH PETITIONER IS RESIDENT OF SIRSI THE
    CAUSE OF ACTION IS WITHIN THE JURISDICTION OF
    THIS HON'BLE COURT)

33. SRI. RAJENDRA.G
    S/O LATE ESHWARAPPA.G
    AGED ABOUT 56 YEARS
    RESIDING AT HOUSE NO.27, ASHWATHNAGAR,
    3RD MAIN, SHIVAMOGGA - 577 204

34. SRI. M.G.K. HANUMANTHAPPA
    S/O M.G.KARIYAPPA
    AGED ABOUT 50 YEARS
    RESIDING AT UDUGIRI, HANUMANTHAPPA
    EXTENSION, KASHIPURA MAIN ROAD,
    SHIVAMOGGA - 577 205.

35. SRI. R.PARAMESH
    S/O RAMAPPA,
    AGED ABOUT 52 YEARS
    RESIDING AT NALLUR,
    BEHIND URUDU SCHOOL CAMP
    CHANNAGIRI TALUK,
    DAVANAGERE - 577 221

36. M/S. G.D.THIMMAPPA SHEREGAR
    A PARTNERSHIP FIRM
    HAVING OFFICE AT NO.546-1-E1/VI,
    BHATRAHADI ROAD, N.H.17, KUNDAPURA,
    UDUPI DISTRICT - 576 201

37. SRI. B.H.RAMACHANDRA
    S/O HONNEGOWDA,
    AGED ABOUT 58 YEARS
    RESIDING AT SITE NO.D4,
    NARAYANAN LAYOUT,
    HAVANOOR EXTENSION,
    BENGALURU - 560 073.
                                               ...PETITIONERS
                            - 27 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110 001
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH, CONNAUGHT PLACE
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, QUEENS ROAD
     VASANTHNAGAR
     BENGALURU - 560 001
     REP BY ITS COMMISSIONER

5.   COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THEREIGE KARYALAYA
     1ST MAIN ROAD, GANDHINAGAR
     BENGALURU - 560 009

6.   JOINT COMMISSIONER OF COMMERCIAL TAXES
     (ADMN) DIVISIONAL VAT
     SHESHADRI IYER BUILDING
     DEEWANS ROAD, K R MOHALLA
     MYSURU - 570 024
                            - 28 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


7.   OFFICE OF PRINCIPAL COMMISSIONER
     GST & CENTRAL EXCISE, MYSURU
     THIRD FLOOR, GST BHAVAN
     S1 & S2, VINAYA MARGA, SIDDHARTHA NAGAR
     MYSURU - 570 011
     REPRESENTED BY PRINCIPAL COMMISSIONER

8.   OFFICE OF THE SUPERINTENDENT OF
     CENTRAL TAX, GST
     S1 & S2, VINAYA MARGA, SIDDHARTHA NAGAR
     MYSURU - 570 011
     REP. BY SUPERINTENDENT OF CENTRAL TAX

9.   KARNATAKA EXHIBITION AUTHORITY
     MYSURU, DODDAKERE MAINDANA,
     INDIRANAGARA, MYSURU - 570 010
     REPRESENTED BY ITS SECRETARY

10. THE COMMISSIONER
    MYSURU CITY CORPORATION
    NEW SAYACHI RAO ROAD,
    MYSURU - 570 024

11. THE MANAGING DIRECTOR
    CAUVERY NEERAVARI NIGAMA LIMITED
    SESHADRI ROAD, BENGALURU - 560 001

12. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED
    KRSM AND MIP DIVISION
    MALAVALLI - 571 430

13. THE EXECUTIVE ENGINEER
    PWP AND I.W.T.D
    MYSURU DIVISION,
    VINOBHA ROAD - 570 010

14. THE EXECUTIVE ENGINEER
    KARNATAKA URBAN WATER SUPPLY AND
    DRAINAGE BOARD,
    MYSURU ZONAL OFFICE, NO.927,
                           - 29 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


   OPPOSITE KANTHRAJ URS ROAD,
   SARASWATHIPURAM,
   MYSURU - 570 009

15. THE EXECUTIVE ENGINEER
    KARNATAKA HEALTH SYSTEM,
    DEVELOPMENT AND REFORM PROJECT,
    BENGALURU DIVISION
    BENGALURU - 560 001

16. THE EXECUTIVE ENGINEER
    KSRTC,
    BENGALURU DIVISION,
    BENGALURU - 560 027

17. THE DEPUTY GENERAL MANAGER
    POWER GRID CORPORATION,
    400KV SUB-STATION,
    NEAR RTO TEST TRACK,
    SINGANAYAKANAHALLI,
    YELAHANKA HOBLI,
    BENGALURU - 560 064

18. THE EXECUTIVE ENGINEER
    PUBLIC WORKS,
    PWP AND IWT DEPARTMENT,
    KODAGU DIVISION,
    MADIKERI - 571 201

19. THE CHIEF ENGINEER
    KARNATAKA HOUSING BOARD,
    3RD AND 4TH FLOOR,
    CAUVERY BHAVAN, K.G.ROAD,
    BENGALURU - 560 009

20. THE CHIEF ENGINEER (WWM)
    BENGALURU WATER SUPPLY AND SEWAGE BOARD,
    5TH FLOOR CAUVERY BHAVAN, K.G. ROAD,
    BENGALURU - 560 009
                           - 30 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


21. THE COMMISSIONER
    MANGALORE CITY CORPORATION
    LALBAGH
    MANGALORE - 575 003

22. THE EXECUTIVE ENGINEER
    KARNATAKA URBAN WATER SUPPLY AND
    DRAINAGE BOARD
    NO.927 2ND FLOOR,
    NEW KAHTHARAJ URS ROAD,
    SARASWATHIPURAM
    MYSURU - 570 004

23. THE OFFICE OF THE CHIEF ENGINEER
    PWP & IWT DIVISION
    CHIKKABALLAPURA - 562 101
    REP. BY CHIEF ENGINEER

24. THE CHIEF ENGINEER
    HEALTH AND FAMILY WELFARE DEPARTMENT
    ENGINEERING WING
    1ST FLOOR, PH1 BUILDING
    SHESHADRI ROAD,
    BENGALURU - 560 001

25. THE COMMISSIONER
    BRUHATH BENGALURU MAHANAGARA PALIKE
    BENGALURU - 560 001

26. OFFICE OF THE CHIEF ENGINEER
    NATIONAL HIGHWAYS
    K R CIRCLE
    BENGALURU - 560 001
    REPRESENTED BY CHIEF ENGINEER

27. THE EXECUTIVE ENGINEER
    BRUHATH BENGALURU MAHANAGARA PALIKE
    K R PURAM DIVISION
    BENGALURU - 560 036
                            - 31 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


28. THE EXECUIVE ENGINEER
    PWP & IWTD, HASSAN DIVISION,
    HASSAN - 573 201

29. OFFICE OF THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION,
    PWD BHAVAN, N.R.CIRCLE,
    HASSAN - 573 201.
    REPRESENTED BY EXECUTIVE ENGINEER

30. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION,
    ASHOK NAGAR,
    MANGALORE - 575 006

31. OFFICE OF THE EXEUCTIVE ENGINEER
    RDPR DEPARTMENT, PROJECT DIVISION,
    HASSAN - 573 201.
    REPRESENTED BY EXECUTIVE ENGINEER

32. KARNATAKA RURAL ROAD DEVELOPMENT
    3RD FLOOR, RURAL DEVELOPMENT BHAVAN,
    ANAND RAO CIRCLE,
    BENGALURU-560 009.
    REPRESENTED BY ITS DIRECTOR

33. OFFICE OF THE CHIEF ENGINEER
    PIU-STATE HIGHWAY DEPARTMENT PROJECT,
    K.R.CIRCLE,
    BENGALURU - 560 001
    REPRESENTED BY THE CHIEF ENGINEER

34. OFFICE OF THE EXECUTIVE ENGINEER
    RDPR PLANNING DIVISION,
    HASSAN-573 201
    REPRESENTED BY THE EXECUTIVE ENGINEER

35. OFFICE OF THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    HASSAN - 573 201
    REPRESENTED BY EXECUTIVE ENGINEER
                           - 32 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


36. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED
    HEMAVATHI DAM DIVISION
    GORUR
    HASSAN DISTRICT - 573 120

37. OFFICE OF THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED
    NO.1, HLBC DIVISION
    CHENNARAYAPATNA - 573 116
    REPRESENTED BY EXECUTIVE ENGINEER

38. OFFICE OF THE CHIEF ENGINEER
    PWB & IWT DEPARTMENT
    CHIKKAMANGALURU DIVISION
    CHIKKAMANGALURU - 577 101
    REP. BY THE CHIEF ENGINEER

39. OFFICE OF THE EXECUTIVE ENGINEER
    PWB & IWT, TUMKUR DIVISION
    TUMKUR - 572 101
    REP. BY ITS EXECUTIVE ENGINEER.

40. OFFICE OF THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION
    TUMKUR - 572 101
    REP. THE EXECUTIVE ENGINEER

41. OFFICE OF THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION
    CHITRADURGA - 577 501
    REP. THE EXECUTIVE ENGINEER

42. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED
    HEMAVATHI RIGHT BANK DIVISION
    HOLENARASIPURA
    HASSAN DISTRICT - 573 211

43. KARNATAKA NEERAVARI NIGAMA LIMITED
    SRINAGAR, 2ND MAIN
                            - 33 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    DHARWAD - 580 007
    REPRESENTED BY ITS DIRECTOR.
44. KARNATAKA STATE SMALL INDUSTRIES
    DEVELOPMENT CORPORATION,
    RAJAJINAGAR,
    BENGALURU - 560 010
    REP. BY ITS DIRECTOR
45. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    MYSURU - 570 004
46. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    KOLAR - 563 101
47. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    BENGALURU - 560 001

48. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    CHIKKABALLAPUR - 562 101

49. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    SHIVAMOGGA - 577 204

50. OFFICE OF THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED,
    NO.1, HLBC DIVISION,
    CHENNARAYAPATNA - 573 116
    REP. THE EXECUTIVE ENGINEER
51. KARNATAKA MILK FEDERATION,
    BENGALURU APMC,
    CHENNARAYAPATNA - 573 116
    REP. BY ITS DIRECTOR
52. CHIEF OFFICER
    TOWN MUNICIPAL COUNCIL
    CHENNARAYAPATNA - 573 116
                           - 34 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


53. OFFICE OF THE SUPERINTENDENT ENGINEER
    CHAMUNDESHWARI ELECTRIC SUPPLY
    CORPOATION LIMITED
    O & M CIRCLE, SANTHEPETE
    B M ROAD, HASSAN - 573 201
    REP. BY ITS DIRECTOR

54. THE EXECUTIVE ENGINEER
    PWP & IWTD SUB DIVISION
    SHIVAMOGGA - 577 204

55. EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION
    URWA STORE, ASHOK NAGAR
    MANGALURU - 6

56. EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION
    CHITRADURGA - 577 501

57. OFFICE OF THE CHIEF PROJECT OFFICER
    PROJECT IMPLEMENTATION UNIT
    STATE HIGHWAY DEVELOPMENT PROJECT
    PWD ANNEXE BUILDING, K R CIRCLE
    BENGALURU - 560 001
    REPRESENED BY CHIEF PROJECT OFFICER

58. THE MANAGING DIRECTOR
    SHIVAMOGGA SMART CITY LIMITED
    REGISTERED OFFICE AT 1ST FLOOR
    CORPORATION BUILDING BLOCK
    S N MARKET, NEHRU ROAD
    SHIVAMOGGA - 577 201
    REPRESENTED BY ITS MANAGING DIRECTOR

59. EXECUTIVE ENGINEER
    KARNATAKA NERAVARI NIGAM LIMITED
    TUNGA UPPER BANK PROJECT DIVISION
    SHIVAMOGGA - 577 201
                            - 35 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


60. OFFICE OF THE EXECUTIVE ENGINEER
    PMGSY,
    DOOR NO.1906/4,
    NEAR KASTURIBA MAHILA SAMAJA
    VIDYANAGAR
    DAVANAGERE - 575 005
    REPRESENTED BY EXECUTIVE ENGINEER

61. EXECUTIVE ENGINEER
    PRE DIVISION
    DAVANAGERE - 575 005

62. EXECUTIVE ENGINEER
    PWP & IWT DIVISION
    DAVANAGERE - 575 005

63. VISVESVARAYA JALA NIGAMA LIMITED
    A GOVT OF KARNATAKA UNDERTAKING
    REGISTERED OFFICE AT EMBASSY SQUARE
    NO.148, INFANTRY ROAD
    BENGALURU - 560 001
    (REP BY ITS MANAGING DIRECTOR)

64. KARNATAKA ROAD DEVELOPMENT CORPORATION
     LIMITED
     OFFICE AT 1ST FLOOR, 16/J, MILLERS TANK BED AREA
     THIMMAIAH ROAD
     BENGALURU - 560 052
     REP. BY ITS DIRECTOR
                                             ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1, R5 & R6;
    SRI. H.SHANTHI BHUSHAN, DSG1 FOR R2;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3, R4, R7 & R8;
    VIDE ORDER DATED 28.03.2019, SERVICE OF NOTICE TO R9
    TO R-64 IS DISPENSED WITH)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
                              - 36 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-2; b) DECLARE THAT THE
PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF SCHEDULE II OF
THE GST ACT IS ULTRA-VIRES ARTICLE 366 (12A), (26A) (29A) (b) &
(f) THE CONSTITUTION IN VIEW OF AND SETTLED PRINCIPLES OF
LAW LAID DOWN BY THE HON'BLE SUPREME COURT REGARDING
"WORKS CONTRACT" AND CONSEQUENTLY THAT THE
RESPONDENT NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER
ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS AGAINST THE
PETITIONERS UNDER THE PROVISIONS OF THE GST ACT FOR
"WORKS CONTRACT" ENTERED INTO POST 01.07.2017 i.e., AFTER
THE GST ACT CAME INTO EFFECT WHICH IS PRODUCED AS
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; d) PASS SUCH OTHER ORDERS AS MAY
BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES OF THE
CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.15086 OF 2019

BETWEEN:

1.   SRI. T. VASUDEV
     PROPRIETOR
     DHYAN ASSOCIATES
     SON OF LATE THIBBEGOWDA P
     AGED ABOUT 51 YEARS
     RESIDING AT NO.9, GIRI GOWDA MARG
     SJCE MAIN ROAD, WAGDEVI NAGAR, 2ND STAGE
     MYSURU - 570 009

2.   SRI S KRISHNA
     SON OF SIDDEGOWDA
     AGED ABOUT 45 YEARS,
     RESIDING AT NO.129, 4TH CROSS
     12TH MAIN, 4TH STAGE,T K LAYOUT
     MYSURU - 570 023
                              - 37 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


3.   SRI N S RAMESH BABU
     SON OF LATE SHIVARUDRAPPA
     AGED ABOUT 58 YEARS,
     RESIDING AT NO.72, SRI VINAYAKA,
     1ST CROSS, KANAKA NAGAR
     SHIMOGA - 577 201

4.   SRI H G BASAVARAJAPPA
     SON OF H G CHANNABASAPPA
     AGED ABOUT 76 YEARS,
     RESIDING AT NO.36/3, 4TH CROSS,
     BASAVESHWARA NAGAR
     SHIMOGA - 577 201

5.   SANTHOSH BUILD WELL INFRA PVT. LTD.,
     A PRIVATE LIMITED COMPANY INCORPORATION
     UNDER THE COMPANIES ACT, 1956
     HAVING ITS REGISTERED OFFICE AT BLOCK 302,
     SWISS COMPELX, 3RD FLOOR, NO.33,
     RACE COURSE ROAD
     BENGALURU - 560 001
     REPRESENTED BY ITS MANAGING DIRECTOR
     DHANRAJ S TALAMPALLY

6.   SRI P RAVISHANKAR
     SON OF LATE GANGADHAR RAO
     AGED ABOUT 55 YEARS
     RESIDING AT NO.5209, 8TH MAIN,
     3RD STAGE, 1ST BLOCK, DATTAGALLI
     MYSURU - 570 022

7.   M/S RAVISHANKAR INFRASTRUCTURE PVT. LTD.,
     A PRIVATE LIMITED COMPANY INCORPORATED UNDER
     THE COMPANIES ACT 1956,
     HAVING ITS OFFICE AT
     NO.5209, 8TH MAIN, 3RD STAGE,
     1ST BLOCK, DATTAGALLI,
     MYSURU - 570 022
     REPRESENTED BY ITS MANAGING DIRECTOR
     P RAVISHANKAR
                             - 38 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


8.   SRI B T SURESH
     SON OF THOPE GOWDA
     AGED ABOUT 50 YEARS,
     R/AT NO.15, BONAGERE
     NAGAMANGLA TALUK
     MANDYA DISTRICT - 571 432

9.   SRI CHANDRASHEKAR
     SON OF LATE K RAMANNA
     AGED ABOUT 58 YEARS,
     R/AT JAYACHANDRA NILAYA
     JONSEPH HOSPITAL ROAD
     NEAR FOREST NURSERY
     CHAMARAJANAGAR TOWN
     CHAMARAJANAGAR - 571 313
                                                ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPATMENT
     II FLOOR, VIDHANA SOUDHA,
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI-110 001
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH
     CONNAUGHT PLACE
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, QUEEN'S ROAD,
                             - 39 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     VASANTHNAGAR
     BENGALURU - 560 001

5.   COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATKAA
     VANIJYA THEREIGE KARYALAYA
     1ST MAIN ROAD, GANDHINAGAR
     BENGALURU - 560 009

6.   JOINT COMMISSIONER OF COMMERCIAL TAXES
     (ADMN) DIVISIONAL VAT
     SHESHADRI IYER BUILDING
     DEEWAN'S ROAD, K R MOHALLA
     MYSURU - 570 024

7.   PRINCIPAL COMMISSIONER
     GST & CENTRAL EXCISE, MYSURU
     THIRD FLOOR, GST BHAVAN
     S1 & S2, VINAYA MARGA
     SIDDHARTHA NAGAR
     MYSURU - 570 011

8.   ASSISTANT COMMISSIONER OF STATE TAX
     LGSTO-190, DIWAN'S ROAD
     SHESHADRI BHAVAN
     MSYURU - 570 004

9.   THE COMMISSIONER
     MYSURU CITY CORPORATION
     MYSURU - 570 004

10. THE EXECUTIVE ENGINEER
    U.G.D. DIVISION,
    V.V.W.W. PREMISES
    MYSURU CITY CORPORATION
    MYSURU - 570 020

11. THE DEPUTY COMMISSIONER
    CHAMARAJNAGAR DISTRICT
    CHAMARAJNAGAR - 571 111
                             - 40 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


12. THE COMMISSIONER
    CITY MUNICIPAL COUNCIL
    CHAMARAJNAGAR - 571 111

13. THE TOWN MUNCIPAL COUNCIL
    GUNDLUPETE
    (REPRESENTED BY ITS CEO)

14. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION
    BENGALURU - 560 001

15. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T. DEPARTMENT,
    MYSURU - 570 020

16. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T, HUNSUR DIVISION
    MYSURU DISTRICT - 570 020

17. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T. DEPARTMENT,
    CHAMARAJNAGAR - 571 111

18. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION
    SHIMOGA - 577 301

19. THE KARNATAKA STATE POLICE
    HOUSING AND INFRASTRUCTURE
    DEVELOPMENT CORPORATION LIMITED
    A GOVERNMENT OF KARNATAKA UDNERTAKING
    HAVING ITS CORPORATE OFFICE AT
    NO.59, RICHMOND ROAD
    BENGALURU - 560 025
    REPRESENTED BY ITS
    EXECUTIVE ENGINEER- CONTRACTS

20. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION
    CHITRADURGA - 577 527
                            - 41 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


21. THE DEPUTY COMMISSIONER
    URBAN DEVELOPMENT CELL
    SHIMOGA DISTRICT
    SHIMOGA - 577 301

22. THE COMMISSIONER
    SHIMOGA CITY CORPORATION
    SHIMOGA - 577 301

23. KARNATAKA HOUSING BOARD
    OFFICE AT 3RD AND 4TH FLOORS
    CAUVERY BHAVAN, K G ROAD,
    BENGALURU - 560 009
    REPRESENTED BY ITS CHIEF ENGINEER

24. KARNATAKA HEALTH SYSTEM
    DEVELOPMENT & REFORM PROJECT
    OFFICE OF THE CHIEF ENGINEER
    1ST FLOOR, P.H.I BUILDING
    SESHADRI ROAD
    BENGALURU - 560 001
    (REPRESENTED BY ITS CHIEF ENGINEER)

25. KARNATAKA INDUSTRIAL AREA
    DEVELOPMENT BOARD
    A GOVERNMENT OF KARNATAKA UNDERTAKING
    NO.49, 4TH AND 5TH FLOOR
    EAST WING, KHANIJA BHAVAN,
    RACE COURSE ROAD
    BENGALURU - 560 001

26. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED,
    K.R.S. DIVISION, K R SAGAR
    MANDYA DISTRICT - 571 426

27. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T DEPARTMENT
    TUMKURU DIVISION
    TUMKUR - 572 110
                                - 42 -
                        WP No.9721 of 2019 C/W WP No.13496 of 2019
                          WP No.15086 of 2019, WP No.19067 of 2019
                          WP No.25623 of 2019, WP No.30107 of 2019
                          WP No.44858 of 2019, WP No.50889 of 2019
                          WP No. 5552 of 2020, WP No.10077 of 2020
                          WP No.10163 of 2020, WP No.11941 of 2020
                           WP No.6657 of 2021, WP No.14732 of 2021
                           WP N.19719 of 2022, WP No.21895 of 2022


28. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T DEPARTMENT
    RAMANAGARA DIVISION
    RAMANAGARA - 571 501

29. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T DEPARTMENT
    MANDYA - 571 426

30. THE EXECUTIVE ENGINEER
    P.W.P. & I.W.T DEPARTMENT
    TUMKUR - 572 110

31. THE EXECUTIVE ENGINEER
    COMMAND AREA DEVELOPMENT AUTHORITY
    CADA DIVISION - 2
    MYSORE - 570 020

32. THE EXECUTIVE ENGINEER
    RDPR DIVISION
    MYSURU - 570 020
                                                  ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1, R5, R6 & R8;
    SMT. VANAJA.M.R, ADVOCATE FOR R2;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3, R4 & R7;
    SRI. A.NAGARAJAPPA, ADVOCATE FOR R-12
    SRI. K.M.PRAKASH, ADVOCATE FOR R-25;
    SMT. GEETHA DEVI, ADVOCATE FOR R9;
    SRI. SHOWRI.H.R, ADVOCATE FOR R-22;
    SRI. RUDRABHUSHAN C BENAKANALLI, ADVOCATE FOR R-23;
    R-10, R-11, R-13, R-15 TO R-17, R-19 TO R-21, R-24, R-26, R-27
    TO R-31 - SERVED;
    VIDE ORDER DATED 17.11.2021, NOTICE TO R-14, R-18 & R-32
    IS DISPENSED WITH)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
                              - 43 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-2; b) DECLARE THAT THE
PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF SCHEDULE II OF
THE GST ACT IS ULTRA-VIRES ARTICLE 366 (12A), (26A) (29A) (b) &
(f) THE CONSTITUTION IN VIEW OF AND SETTLED PRINCIPLES OF
LAW LAID DOWN BY THE HON'BLE SUPREME COURT REGARDING
"WORKS CONTRACT" AND CONSEQUENTLY THAT THE
RESPONDENT NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER
ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS AGAINST THE
PETITIONERS UNDER THE PROVISIONS OF THE GST ACT FOR
"WORKS CONTRACT" ENTERED INTO POST 01.07.2017 i.e., AFTER
THE GST ACT CAME INTO EFFECT WHICH IS PRODUCED AS
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; d) PASS SUCH OTHER ORDERS AS MAY
BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES OF THE
CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.19067 OF 2019

BETWEEN:

1.   SRI R CHANDRASHEKAR
     SON OF N. RAMAIAH
     AGED ABOUT 63 YEARS
     RESIDING AT NO.537/1, K.R. PURAM,
     HASSAN - 573 201

2.   SRI. S. SHIVAKUMAR
     SON OF SRI P. SUBRAMANI
     AGED ABOUT 42 YEARS
     RESIDING AT ASHIWAD I MAIN
     GOPALA RANGANATHA EXTENSION
     SHIMOGA - 577 201

3.   SRI. RAMAKRISHNA
     SON OF BILIGOWDA
     AGED ABOUT 61 YEARS
                             - 44 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     RESIDING AT KADALUR VILLAGE
     AND POST
     MADDUR TALUK,
     MANDYA DISTRICT - 571 433

4.   SRI. K.R. MAHESHA
     SON OF RAMAKRISHNA
     AGED ABOUT 41 YEARS
     RESIDING AT KADALUR VILLAGE AND LPOST
     MADDUR TALUK,
     MANDYA DISTRICT - 571 433.

5.   M/S SIDDARAMAIAH AND CO.,
     A PARTNERSHIP FIRM REPRESENTED BY ITS
     MANAGING PARTNER
     SIDDARAMAIAH
     SON OF BASAVEGOWDA
     AGED ABOUT 64 YEARS
     RESIDING AT NO.35, AJJIMANE
     2ND CROSS, ALAHALLI
     MANDYA - 571 401.

6.   SRI D T SIDDAPPA
     S/O THAMMAIAH,
     AGED ABOUT 61 YEARS,
     RESIDING AT NO.1296, 2ND CROSS,
     NEHRU NAGAR, MANDYA CITY,
     MANDYA - 571 401

7.   SRI P MASTI GOWDA
     S/O KARIGOWDA,
     AGED ABOUT 59 YEARS,
     RESIDING AT NO.66,
     PURADAKOPPALU VILLAGE,
     MANDYA TALUK,
     MANDYA DISTRICT - 271 416

8.   SRI G H PUTTASWAMY GOWDA
     S/O H HOMBEGOWDA,
     AGED ABOUT 47 YEARS,
     RESIDING AT NO.6, GANGAWADI VILLAGE,
                             - 45 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     HONAKERE HOBLI,
     G MALLIGERE POST,
     NAGAMANGALA TALUK,
     MANDYA DISTRICT - 571 416

9.   M/S A.B.B. CONSTRUCTIONS
     A PARTNERSHIP FIRM,
     REPRESENTED BY A B BASAVARAJU,
     OFFICE AT AGASANAPURA VILLAGE,
     MALAWALLI TALUK,
     MANDYA DISTRICT - 571 475

10. SRI Y S YOGANANDA
    S/O Y K SIDDEGOWDA,
    AGED ABOUT 45 YEARS,
    R/AT NO.220, YALACHENAHALLI VILLAGE,
    BANNUR HOBLI, T NARASIPURA TALUK,
    MYSURU DISTRICT - 571 101

11. SRI MANJUNATHA
    S/O NARASEGOWDA,
    AGED ABOUT 63 YEARS,
    RESIDING AT NO.22/3, BASAVANAGUDI ROAD,
    NEAR WATER TANK,
    K R PETE TALUK,
    MANDYA DISTRICT - 571 426

12. SRI R GOVINDEGOWDA
    S/O RAMEGOWDA,
    AGED ABOUT 44 YEARS,
    RESIDING AT NO.RAMA MANDIRA STREET,
    ANDRAHALLI,
    SRIRANGAPATNA TALUK,
    MANDYA DISTRICT - 571 415

13. SRI ASHOKA S
    S/O SATHYANANDA S,
    AGED ABOUT 29 YEARS,
    RESIDING AT NO.207, 2ND STAGE,
    NEETHI MARGA, SIDDHARTHA NAGAR,
    MYSURU - 570 011
                            - 46 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


14. SRI. V.T. DINESH KUMAR
    S/O LATE V.M. THIMMAIAH,
    AGED ABOUT 53 YEARS
    RESIDING AT PUMP HOUSE ROAD,
    KUSHAL NAGARA - 571 234

15. SRI. P.B. KARI GOWDA
    S/O LATE BETTE GOWDA,
    AGED ABOUT 45 YEARS
    RESIDING AT NO.686, 9TH MAIN,
    10TH CROSS, 1ST STAGE, VIJAYANAGAR,
    MYSORE - 570 017

16. SRI. C. KARI GOWDA
    S/O CHIKKA BOREGOWDA,
    NO.46, VENKATALINGAIAH BADAVANE,
    OPP MYSORE DAIRY, SIDDARTHANAGAR,
    MYSORE - 570 011

17. SRI. N.S. JAGANNATH
    S/O SRINIVASA N T
    AGED ABOUT 48 YEARS
    RESIDING AT NO.22, 6TH MAIN,
    GOKULAM, 2ND STAGE, VV.MOHALLA,
    MYSORE - 570 002

18. SRI. K.V. CHINNAIAH
    S/O VENKATASUBBAIAH,
    NO.247, A BLOCK, 3RD STAGE, VIJAYANAGARA,
    MYSORE - 570 017

19. SRI THAMMANNA
    SON OF LATE DASA
    AGED ABOUT 72 YEARS,
    R/AT KURIDODI VILLAGE,
    KADALUR POST, MADDUR TALUK
    MANDYA DISTRICT - 571 433

20. SRI ANANDA N S
    SON OF LATE SANNE GOWDA
    AGED ABOUT 43 YEARS,
                            - 47 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    RESIDING AT BGS LAYOUT, BEHIND SRS
    OPP KUTAMMA TEMPLE, HOOTAGALLI
    MYSORE - 570 018

21. SRI C ASHOK
    SON OF LATE C S CHIKKARAMEGOWDA
    AGED ABOUT 40 YEARS,
    NO.118 CHINNAKURALI, PANDAVAPURA TALUK
    MANDYA DISTRICT - 571 455

22. M/S CPC CONSTRUCTIONS
    OFFICE AT NO.1023 FLAT NO.107
    SHNTIGRAMA APARTMENTS
    JAYALAKSHMI VILASA ROAD,
    CHAMARAJA MOHALLA
    LAKSHMIPURAM
    MYSORE - 570 005
    (REPRESENTED BY ITS MANAGING PARTNER
    SRI H B CHANDRASHEKARAPPA)

23. SRI H B CHANDRASHEKARAPPA
    SON OF LATE H B BASAPPA
    AGED ABOUT 76 YEARS,
    RESIDING AT MANASA NILAYA
    KRISHNA NAGAR EXTENSION
    PANDAVAPUA
    MANDYA DISTRICT - 571 455

24. M/S B N M CONSTRUCTIONS
    REPRESENTED BY ITS MANAGING PARTNER
    SRI. MANJUNATHA
    S/O NARASEGOWDA
    AGED ABOUT 63 YEARS
    RESIDING AT NO.22/3, BASAVANAGUDI ROAD,
    NEW WATER TANK, K.R.PETE TALUK,
    MANDYA DISTRICT - 571 426
                                               ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)
                            - 48 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA,
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110 001
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH,
     CONNAUGHT PLACE,
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, QUEEN'S ROAD,
     VASANTHNAGAR,
     BENGALURU - 560 001.

5.   COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THEREIGE KARYALAYA
     1ST MAIN ROAD, GANDHINAGAR,
     BENGLAURU - 560 009.

6.   JOINT COMMISSIONER OF COMMERCIAL TAXES
     (ADMN) DIVISIONAL VAT
     SHESHADRI IYER BUILDING
     DEEWAN'S ROAD, K.R.MOHALLA
     MYSURU - 570 024.

7.   OFFICE OF PRINCIPAL COMMISSIONER
     GST & CENTRAL EXCISE, MYSURU
     THIRD FLOOR, GST BHAVAN,
     S1 & S2, VINAYA MARGA, SIDDHARTHA NAGAR,
     MYSURU - 570 011
                           - 49 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


8.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAXES
     LGSTO-240, SHARADA SAMUDAYA BHAVAN
     SHANKAR MUTT ROAD,
     HASSAN - 573 201

9.   EXECUTIVE ENGINEER
     PWD & IWTD
     HASSAN DIVISION,
     HASSAN - 573 201

10. KARNATAKA STATE POLICE HOUSING AND
    INFRASTRUCTURE DEVELOPMENT
    CORPORATION LIMITED
    HASSAN DIVISION,
    OPPOSITE JAYASHREE NURSING HOME
    K.R.PURA, HASSAN - 573 201
    REPRESENTED BY ITS MANAGING DIRECTOR

11. KARNATAKA CO-OPERATIVE MILK PRODUCERS
    FEDERATION LIMITED
    K M F COMPLEX
    DR M H MARIGOWDA ROAD
    BENGALURU - 560 029
    REPRESENTED BY DIRECTOR (ENGINEERING)

12. KOLAR-CHIKKABALLAPUR DISTRICT
    CO-OPERATIVE MILK
    PRODUCERS SOCIETY UNION LIMITED
    OFFICE AT KOLAR DAIRY PREMISES
    NH-4, PUTTUR POST, KOLAR - 563 102
    REPRESENTED BY MANAGING DIRECTOR

13. KARNATAKA STATE ROAD TRANSPORT CORPORATION
    SHANTHINAGAR
    BENGALURU - 560 027
    REPRESENTED BY MANAGING DIRECTOR

14. KARNATAKA RESIDENTIAL EDUCATIONAL
    INSTITUTTIONS SOCIETY
    # 8, MSB-1, 6TH & 7TH FLOOR
                             - 50 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


    CUNNINGHAM ROAD
    BENGALURU - 560 052
    REPRESENTED BY ITS EXECUTIVE ENGINEER

15. EXECUTIVE ENGINEER
    PWP & IWTD
    SHIMOGA DIVISION
    SHIMOGA - 577 201

16. THE EXECUTIVE ENGINEER
    P W P & I W T DEPARTMENT
    RAMANAGARA DIVISION
    RAMANAGARA - 562 159

17. EXECUTIVE ENGINEER
    PWP & IWTD
    MANDYA - 571 401

18. EXECUTIVE ENGINEER
    NATIONAL HIGHWAYS DIVISION
    NO.13/4, 4TH FLOOR, C M C BUILDING
    NRUPATUNGA ROAD
    BENGALURU - 560 001

19. DISTRICT URBAN DEVELOPMENT CELL
    DEPUTY COMMISSIONER'S OFFICE
    MANDYA, MANDYA DISTRICT - 571 401
    REPRESENTED BY DEPUTY COMMISSIONER

20. AGRICULTURE PRODUCE MARKETING COMMITTEE
    MANDYA - 571 401
    REPRESENTED BY SECRETARY

21. EXECUTIVE ENGINEER
    PWP & IWTD,
    MYSURU - 570 004

22. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED,
    KABINI CANAL DISTRIBUTORY DIVISION,
    T.NARASIPURA - 571 124.
                             - 51 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


23. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED,
    V.C.DIVISION.
    MANDYA - 571 401

24. DEPUTY COMMISSIONER
    CHAMARAJANAGAR DISTRICT,
    CHAMARAJANAGAR - 571 313.

25. EXECUTIVE ENGINEER
    PWP & IWTD,
    HASSAN DIVISION,
    HASSAN - 573 201.

26. EXECUTIVE ENGINEER
    PWP & IWTD,
    CHAMARAJANAGAR DIVISION,
    CHAMARAJANAGAR - 571 315

27. EXECUTIVE ENGINEER
    PWP & IWTD,
    BENGALURU DIVISION,
    BENGALURU - 560 001

28. EXECUTIVE ENGINEER
    P.R.E DIVISION,
    MANDYA - 571 401

29. EXECUTIVE ENGINEER
    PWP & IWTD,
    SPECIAL DIVISION HUNSUR,
    HUNSUR - 571 105

30. EXECUTIVE ENGINEER
    PWP & IWTD,
    MADIKERI - 571 201

31. EXECUTIVE ENGINEER
    PWD SPECIAL DIVISION,
    HUNSUR - 571 105
                              - 52 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


32. EXECUTIVE ENGINEER
    RDPR,
    MANGALURU DIVISION,
    MANGALURU - 575 001

33. EXECUTIVE ENGINEER
    RDPR,
    MYSURU DIVISION,
    MYSURU - 570 004

34. CHIEF PROJECT OFFICER
    STATE HIGHWAY DEVELOPMENT PROJECT,
    BENGALURU - 560 001

35. THE COMMISSIONER
    MYSURU CITY CORPORATION,
    NEW SAYACHI RAO ROAD,
    MYSURU - 570 024

36. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION DIVISION,
    MYSURU - 570 004

37. THE EXECUTIVE ENGINEER
    ZILLA PANCHAYATH,
    MYSORE - 570 004

38. EXECUTIVE ENGINEER
    CADA NO.2, 2 DIVISION,
    MYSORE - 570 024

39. EXECUTIVE ENGINEER
    RDPR,
    MANDYA DIVISION,
    MANDYA - 571 401

                                              ...RESPONDENTS
                                - 53 -
                        WP No.9721 of 2019 C/W WP No.13496 of 2019
                          WP No.15086 of 2019, WP No.19067 of 2019
                          WP No.25623 of 2019, WP No.30107 of 2019
                          WP No.44858 of 2019, WP No.50889 of 2019
                          WP No. 5552 of 2020, WP No.10077 of 2020
                          WP No.10163 of 2020, WP No.11941 of 2020
                           WP No.6657 of 2021, WP No.14732 of 2021
                           WP N.19719 of 2022, WP No.21895 of 2022



(BY SRI. HEMA KUMAR, AGA FOR R1, R5, R6 & R8;
    SRI. MADANAN PILLAI R, CGC FOR R2;
    SRI. P.D.SURANA, ADVOCATE FOR R-13;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3, R4, R7;
    SRI. NAGAIAH, ADVOCATE TO R-14;
    SMT. GEETHA DEVI M.P, ADVOCATE FOR R-35;
    VIDE ORDER DATED 08.01.2020, NOTICE TO R-12, R-17, R-20,
    R-22, R-26 & R-34 DISPENSED WITH;
    R9 TO R-11, R-15, R-16, R-18, R-19, R-21, R-23 TO R-25, R-27 TO
    R-33, R-36 TO R-39 ARE SERVED)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H1 & ANNEXURE-H2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
SCHEDULE II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366
(12A), (26A) (29A) (b) & (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING "WORKS CONTRACT" AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 8 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
PROVISIONS OF THE GST ACT FOR "WORKS CONTRACT"
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H1 &
ANNEXURE-H2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; d) PASS SUCH OTHER ORDERS AS MAY
BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES OF THE
CASE, IN THE ENDS OF JUSTICE.
                             - 54 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


IN W.P.NO.25623 OF 2019

BETWEEN:

1.   T P NANDEESH KUMAR
     SON OF T N PANCHAKSHARAIAH
     AGED ABOUT 51 YEARS
     RESIDING AT SRI BILVADALA NILAYA
     SILVER JUBILEE ROAD
     TARIKERE, CHICKMAGALUR - 577 226

2.   VINYAS BUILDERS
     REG. PARTENRSHIP FIRM
     2ND FLOOR, NO.140/B
     9TH CROSS, MARGOSA ROAD
     MALLESHWARAM, BENGALURU - 560 003
     (REP BY ITS PARTNER: LAKSHMINARAYAN K L )

3.   R VENKAT REDDY
     S/O VEMAREDDY
     AGED ABOUT 67 YEARS
     RESIDING AT NO.2999,
     SRIVENKATESHWARA TEMPLE ROAD
     7TH MAIN ROAD, MCC 'B' BLOCK
     SOUTHERN EXTENSION
     DAVANAGERE - 577 004

4.   G H NAGARAJU
     SON OF LATE HUCHHEGOWDA
     AGED ABOUT 53 YEARS
     GOVINDAHALLI CHAKKERE POST
     CHANNAPATNA TALUK
     RAMANAGARA DISTRICT

5.   M/S LIYA INFRA TECH PVT. LTD.,
     A COMPANY REGISTERED UNDER
     COMPANIES ACT, 1956
     OFFICE AT 13-2-1394/57/7
     3RD FLOOR, RAMABHAVAN COMPLEX
     KODIAL BAIL, MANGALORE - 575 003
     (REP BY ITS MANAGING DIRECTOR
     S ABDUL KHADER)
                              - 55 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


6.   K SUBASHCHANDRA SHETTY
     SON OF S KRISHNAPPA SHETTY
     AGED ABOUT 60 YEARS
     158/5, CHURCH ROAD
     SWORNA MUKHI (MUKHI)
     KUNDAPURA
     UDUPI - 576 201

7.   DURGA CONSTRUCTION CO KUNDAPURA
     PARTNERSHIP FIRM
     NO.113/5V, RAJALAXMI COMPLEX
     CHURCH ROAD
     KUNDAPURA - 576 201
     UDUPI DISTRICT
     (REP BY ITS MANAGING PARTNER
     K SUBASH CHANDRA SHETTY)

8.   K SRINIVASULU
     SON OF BADAREDDY
     AGED ABOUT 54 YEARS
     RESIDING AT VENKATESHWARA NILAYA
     SEETHARAM LAYOUT
     VALMIKI NAGARA
     CHALLAKERE - 577 522

9.   A CHANNAREDDY
     SON OF A GURIVI REDDY
     AGED ABOUT 46 YEARS
     PROP: ALR PROJECTS
     NO.1, BYRAPPA CIRCLE
     JAMBUSAVARI DINNE
     J P NAGAR, 8TH PHASE
     BENGALURU - 560 076

10. GAYATRI-RNS-SIPL
    A JOINT VENTURE UNDERTAKING
    HAVING OFFICE AT S R NO.140
    PLOT NO.16, SWAMY PLOT CLUB ROAD
    ATHANI - 591 304
    BELGAVI DITRICT
    KARNATAKA
                            - 56 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


     (PETITIONER NO.10 HAS EXECUTED WORKS
     FOR RESPONDENTS WHICH ARE WITHIN THE
     JURISDICTION OF THIS COURT)

                                               ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT,
     II FLOOR, VIDHANA SOUDHA,
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE,
     NEW DELHI - 110 001
     (RERPESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH,
     CONNAUGHT PLACE,
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1 QUEEN'S ROAD,
     VASANTHNAGAR,
     BENGALURU - 560 001

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA,
     VANIJYA THEREIGE KARYALAYA,
     1ST MAIN ROAD, GANDHINAGAR,
     BENGALURU - 560 009

6.   THE COMMERCIAL TAX OFFICER
     OFFICE OF THE COMMERCIAL TAX OFFICER,
                             - 57 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     GSTSO-222, B H ROAD,
     TARIKERE - 577 228

7.   THE EXECUTIVE ENGINEER
     PROJECT DIVISION,
     RURAL ROAD DEVELOPMENT AGENCY,
     NO.38, MIG II, HOUSING BOARD LAYOUT,
     K M ROAD, CHICKMANGALURU - 577 117

8.   THE EXECUTIVE ENGINEER
     SARVAGNANAGAR DIVISION,
     BRUHATH BENGALURU MAHANAGARA PALIKE,
     7TH FLOOR, PUBLIC UTILITY BUILDING,
     M G ROAD, BENGALURU - 560 001

9.   OFFICE OF THE EXECUTIVE ENGINEER
     PADMANABHANAGAR DIVISION,
     BRUHATH BENGALURU MAHANAGARA PALIKE,
     KUMARASWAMY LAYOUT,
     BENGALURU - 560 078

10. THE EXECUTIVE ENGINEER
    KARNATAKA RESIDENTIAL EDUCATIONAL
    INSTITUTION SOCIETY,
    A GOVERNMENT OF KARNATAKA ORGANIZATION
    NO.8, MULTISTOREYED BUILDING I
    6TH AND 7TH FLOOR, CUNNINGHAM ROAD,
    BENGALURU - 560 052

11. THE EXECUTIVE ENGINEER
    UNIVERSITY ENGINEERING DIVISION,
    UNIVERSITY OF MYSURU
    MYSURU - 570 005

12. THE EXECUTIVE ENGINEER
    KPW & IWTD,
    MANDYA - 571 404

13. THE ASSISTANT EXECUTIVE ENGINEER
    KPW & IWTD,
    NAZARBAD,
    MYSURU - 570 001
                           - 58 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


14. THE COMMISSIONER
    BRUHATH BENGALURU MAHANAGARA PALIKE,
    BENGALURU - 560 001

15. THE EXECUTIVE ENGINEER
    PROJECT DIVISION,
    RURAL DEVELOPMENT AND PANCHAYAT RAJ
    DEPARTMENT, D.NO.1906/4,
    NEAR KASTURIBA MAHILA SAMAJA,
    2ND BUS STOP, VIDYANAGAR,
    DAVANAGERE - 577 005

16. THE EXECUTIVE ENGINEER
    KPW & IWTD,
    DAVANAGERE - 577 002

17. THE EXECUTIVE ENGINEER
    PANCHAYAT RAJ ENGINEERING DIVISION,
    DAVANAGERE - 577 002

18. THE EXECUTIVE ENGINEER
    PWP & IWTD,
    RAMANAGARA DIVISION,
    RAMANAGARA - 572 159

19. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAYS LIMITED,
    BENGALURU - 560 001

20. THE EXECUTIVE ENGINEER
    PROJECT DIVISION,
    RDPR DEPARTMENT, BENGALURU,
    94/13, 70TH CROSS, 5TH BLOCK,
    RAJAJINAGAR,
    BENGALURU - 560 010

21. OFFICE OF THE EXECUTIVE ENGINEER
    PROJECT DIVISION-RDPR
    NO.1433, 1ST FLOOR,
    KRISHNADEVERAYA NAGAR
    VIJAYANAGAR - 560 040.
                            - 59 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


22. THE EXECUTIVE ENGINEER
    PWP & IWTD
    BENGALURU - 560 001.

23. THE MANAGING DIRECTOR
    KSSIDC LIMITED
    REGISTERED OFFICE AT INDUSRIAL ESTATE,
    BENGLAURU, RAJAJINAGAR
    BENGALURU - 560 010.

24. THE CHIEF ENGINEER
    KSSIDC LIMITED
    A.O. BUILIDING
    INDUSTRIAL ESTATE
    RAJAJINAGAR
    BENGALURU - 560 010.

25. THE CHIEF DEVELOPMENT OFFICER
    AND CHIEF ENGINEER,
    KIADB, NO.49, EAST WING,
    4TH AND 5TH FLOOR, KHANIJA BHAVAN,
    RACE COURSE ROAD,
    BENGALURU - 560 001

26. THE COMMISSIONER
    MANGALORE CITY CORPORATION,
    MANGALORE - 575 001

27. OFFICE OF THE EXECUTIVE ENGINEER
    KRISHNABHAGYA JALA NIGAM LIMITED.,
    MLI DIVISION NO.4
    DEVARAHIPPARAGI - 586 113
    DISTRICT VIJAYPUR

28. THE EXECUTIVE ENGINEER
    PROJECT DIVISION,
    NGNRY - IV
    SHIMOGA - 577 201

29. OFFICE OF THE EXECUTIVE ENGINEER
    VARAHI PROJECT LIMITED
                           - 60 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


   KARNATAKA NEERAVARI NIGAM LIMITED
   SIDDAPPA UDUPI DISTRICT - 579 229

30. THE CHIEF ENGINEER
    KARNATAKA NEERAVARI NIGAM LIMITED
    BENGALURU - 560 001

31. THE EXECUTIVE ENGINEER
    PROJET DIVISION-KARNATAKA
    RURAL ROAD DEVELOPMENT AGENCY
    KOLAR - 517 247

32. THE EXECUTIVE ENGINEER
    ROAD INFRASTRUCTURE
    YELAHANKA DIVISION
    BRUHAT BANGALORE MAHANAGARA PALIKE
    N R SQUARE
    BENGALURU - 560 002

33. THE DEPUTY COMMISSIONER
    CHITRADURGA DISTRICT,
    CHITRADURGA - 577 501

34. CHIEF ENGINEER
    PIU STATE HIGHWAY DEVELOPMENT PROJECT (SHDP),
    BENGALURU - 560 001

35. EXECUTIVE ENGINEER
    ROAD WIDENING DIVISION,
    BRUHATH BENGALURU MAHANAGARA PALIKE,
    ROOM NO.207, NEW ANNEX BUILIDING,
    2ND FLOOR, NR SQUARE,
    BENGALURU - 560 002

36. THE DEPUTY COMMISSIONER
    OFFICE OF THE DEPUTY COMMISSIONER,
    RAICHUR - 584 102

37. THE EXECUTIVE ENGINEER
    PWP & IWTD
    RAICHUR - 584 102
                             - 61 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


38. THE EXECUTIVE ENGINEER
    PROJECT DIVISION
    NGNRY-IV
    CHITRADURGA - 577 501

39. CHIEF EXECUTIVE OFFICER
    KARNATAKA RURAL DEVELOPMENT AGENCY
    BENGALURU
    3RD FLOOR, RURAL DEVELOPMENT BHAVAN
    ANAND RAO CIRCLE
    BENGALURU - 560 009

40. THE MANAGING DIRECTOR
    KARNATAKA NEERAVARI NIGAM LIMITED
    BENGALURU - 560 001

                                           ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1, R5 & R6;
    SRI. MADANAN PILLAI, CGC FOR R2;
    SRI. ARAVIND V CHAVAN, ADVOCATE FOR R3 & R4;
    VIDE ORDER DATED 20.06.2019, NOTICE TO R7 TO R-40 IS
    DISPENSED WITH)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H1 & ANNEXURE-H-2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
SCHEDULE II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366
(12A), (26A) (29A) (b) & (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING "WORKS CONTRACT" AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 8 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
                             - 62 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


PROVISIONS OF THE GST ACT FOR "WORKS CONTRACT"
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H1 &
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; d) PASS SUCH OTHER ORDERS AS MAY
BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES OF THE
CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.30107 OF 2019

BETWEEN:

1.   C A RAMU
     SON OF ANKEGOWDA
     AGED ABOUT 53 YEARS
     RESIDING AT CHINNAKURALI
     PANDAVAPURA TALUK
     MANDYA DISTRICT - 571 425

2.   K R SANTHOSH
     SON OF RAJEGOWDA
     AGED ABOUT 38 YEARS
     RESIDING AT NO.8, BLOCK NO.21
     BEML LAYOUT, SRIRAMAPURA II STAGE
     MYSORE - 570 023

3.   ARVIND KUMAR
     SON OF BETTEGOWDA
     AGED ABOUT 39 YEARS
     RESIDENT OF PURADAKOPPALU
     MUDAGANDUR POST
     MANDYA - 571 416

4.   BETTEGOWDA
     SON OF SINGRIGOWDA
     AGED ABOUT 69 YEARS
     RESIDENT OF PURADAKOPPALU
     MUDAGANDUR POST
     MANDYA - 571 416
                             - 63 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


5.   C ANANTHA KUMAR
     S/O LATE CHAMEGOWDA,
     AGED ABOUT 63 YEARS
     VADAGERE VILLAGE,
     GOWDAHALLI POST,
     YELANDUR TALUK
     CHAMARAJANAGARA DISTRICT - 571 515

6.   M/S P DASHARATHRAMA REDDY
     A PARTNERSHIP FIRM, HAVING OFFICE AT KRISHNA
     COMPLEX,
     NO.14, SBI ROAD,
     BENGALURU - 560 001
     REPRESENTED BY MANAGING PARTNER,
     P KRISHNA REDDY

7.   M/S P.B.I CONSTRUCTION COMPANY
     BANDAR ROAD,
     BHATKAL - 581 320
     REPRESENTED BY ITS MANAGING PARTNER,
     P.B.IBRAHIM

8.   M/S MOHAN DAS V RAJANI
     A PARTNERSHIP FIRM,
     HAVING OFFICE AT WARD NO.2B,
     BEHIND LEELASHAH DARAMSHALA
     ADIPURA, KUTCH,
     GUJARAT - 370 205
     REPRESENTED BY ITS MANAGING PARTNER,
     MAHADEV MOHANDAS RAJANI

9.   MAHADEV MOHANDAS RAJANI
     S/O RAJANI MOHANDAS,
     AGED ABOUT 52 YEARS
     RESIDENT OF PLOT NO.104, WARD NO.2B,
     GANDHIDHAM, KUTCH,
     GUJARAT - 370 205

10. B S ASHOK
    S/O SHETTI GOWDA,
    AGED ABOUT 49 YEARS,
                            - 64 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


     RESIDING AT NO.8,
     MADAR TERESA ROAD, VIDYANAGAR,
     HASSAN - 573 135

11. S N NAVEEN KUMAR
    S/O D NANJEGOWDA,
    AGED ABOUT 43 YEARS,
    RESIDING AT NO.108,
    NAVEEN NILAYA,
    GAYATHRI EXTENSION,
    BEHIND GOVERNMENT HOSPITAL,
    CHANNARAYAPATNA,
    HASSAN - 573 116

12. IBRAHIM KALLATRA
    PARTNER,
    M/S CONCORD CONSTRUCTION,
    A PARTNERSHIP FIRM, OFFICE AT A-406,
    CASA GRANDE, ATTAVAR,
    MANGALORE - 575 001
                                               ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE BY LEX NEXUS)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT,
     II FLOOR, VIDHANA SOUDHA,
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE,
     NEW DELHI - 110 001
     (RERPESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH,
     CONNAUGHT PLACE,
                              - 65 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1 QUEEN'S ROAD,
     VASANTHNAGAR,
     BENGALURU - 560 001

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA,
     VANIJYA THEREIGE KARYALAYA,
     1ST MAIN ROAD, GANDHINAGAR,
     BENGALURU - 560 009

6.   THE COMMISSIONER OF CENTRAL TAX
     OFFICE OF THE PRINCIPAL COMMISSIONER OF GST
     AND CENTRAL EXCISE
     VINAYA MARAGA, SIDDARTHANAGAR
     MYSORE - 570 011

7.   EXECUTIVE ENGINEER
     PROJECT DIVISION,
     RDPR PROJECT, RDPR
     MANDYA - 571 401

8.   EXECUTIVE ENGINEER
     KRRDA
     PROJECT DIVISION,
     MANDYA - 571 401

9.   EXECUTIVE ENGINEER
     KDPR PROJECT DIVISION
     N.R.MOHALLA
     MYSORE - 570 07

10. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED,
    NO.2, VARUNA CANAL PROJECT DIVISION
    MYSORE - 570 007

11. EXECUTIVE ENGINEER
    PANCHAYATH RAJ ENGEERING DIVISION
                              - 66 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    (PRE) DIVISION
    KUVEMPUNAGAR
    MYSORE - 570 023

12. EXECUTIVE ENGINEER
    KPW & IWTD DIVISION
    MYSORE DIVISION
    MYSORE - 570 007

13. EXECUTIVE ENGINEER
    MINOR IRRIGATION AND GROUND WATER
    DEVELOPMENT AGENCY,
    MYSORE DIVISION,
    MYSORE - 570 007

14. SUPERINTENDENT
    MYSORE URBAN DEVELOPMENT AUTHORITY,
    MYSORE - 570 007

15. EXECUTIVE ENGINEER
    POSTAL CIVIL DIVISION,
    BENGALURU - 560 032

16. EXECUTIVE ENGINEER
    KARNATAKA STATE ROAD TRANSPORT CORPORATION,
    SHANTHINAGAR,
    BENGALURU - 560 027

17. EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION,
    NO.13/4, 4TH FLOOR,
    CFC BUILDING, NRUPATHUNGA ROAD,
    BENGALURU - 560 001.

18. EXECUTIVE ENGINEER
    PWP & IWTD
    RAMANAGARA DIVISION
    RAMANAGARA - 562 159

19. EXECUTIVE ENGINEER
    PWP & IWTD
                               - 67 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


    MYSORE DIVISION
    MYSORE - 570 007

20. EXECUTIVE ENGINEER
    RURAL WATER SUPPLY AND SANITATION DIVISION
    CHAMARAJANAGARA DIVISION
    SHANKARAPURA EXTENSION
    CHAMARAJANAGARA - 571 515

21. EXECUTIVE ENGINEER
    PANCHAYATHRAJ ENGINEERING DIVISION
    (PRE) CHAMARAJANAGARA - 571 515

22. EXECUTIVE ENGINEER
    CADA NO.2
    MYSORE - 570 007

23. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED
    K.R.S.M. & M.I.P. DIVISION 111
    MALAVALLI - 571 404

24. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA NIYAMITHA
    KABINI RESERVOIR DIVISION
    H.D.KOTE - 571 114

25. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA NIYAMITHA
    KABINI CANAL DIVISION
    KOLLEGALA - 571 440

26. EXECUTIVE ENGINEER
    NATIONAL HIGH WAY
    PWP & IWTD, K.R.CIRCLE,
    BENGALURU - 560 001.

27. EXECUTIVE ENGINEER
    PWP & IWTD
    RAICHUR - 584 101
                            - 68 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


28. CHIEF ENGINEER
    KRDCL
    BENGALURU - 560 001.

29. EXECUTIVE ENGINEER
    PORT AND FISHERIES DIVISION
    UDUPI-574 118

30. COMMISSIONER
    CITY CORPORATION
    BELAGAVI - 590 001

31. EXECUTIVE ENGINEER, PIU
    STATE HIGHWAY DEVELOPMENT LIMITED
    GROUND FLOOR, PWP ANEEXE BUILDING
    K.R.CIRCLE,
    BENGALURU - 560 001.

32. EXECUTIVE ENGINER
    CAUVERY NEERAVARI NIGAMA NIYAMITHA
    NO.1, HLBC DIVISION,
    CHANNARAYAPATNA - 573 201

33. EXECUTIVE ENGINEER
    MINOR IRRIGATION DEIVISION
    MYSORE - 570 007

34. EXECUTIVE ENGINEER
    PWP & IWTD
    HASSAN DIVISION
    HASSAN - 573 201

35. EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM NIYAMITHA
    HARANGI CANAL DIVISION
    SALIGRAMA
    K R NAGAR TALUK
    MYSORE DISTRICT - 570 025

36. DEPUTY CONSERVATOR OF FOREST
    AND EXECUTIVE DIRECTOR
                             - 69 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


    SRI CHAMARAJANAGAR ZOOLOGY GARDEN
    MYSORE - 570 010

37. EXECUTIVE ENGINEER
    NATIONAL HIGHWAYS DIVISION
    VISHVESHWARANAGAR
    HUBLI - 580 009

38. CHIEF ENGINEER
    NATIONAL HIGHWAY
    PWP & IWTD
    K R CIRCLE
    BENGALURU - 560 001

39. COMMISSIONER
    MANGALORE CITY CORPORATION
    MANGALORE - 574 142
                                              ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1 & R5 ;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R2 TO R4 & R6;
    VIDE ORDER DATED 18.07.2019, NOTICE TO R7 TO R39 ARE
    DISPENSED WITH)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 6 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-1 & ANNEXURE-H-2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
SCHEDULE II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366
(12A), (26A) (29A) (b) & (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING "WORKS CONTRACT" AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 6 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
                             - 70 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


PROVISIONS OF THE GST ACT FOR "WORKS CONTRACT"
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H-1 &
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; AND d) PASS SUCH OTHER ORDERS AS
MAY BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES
OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.44858 OF 2019

BETWEEN:

1.   SRI C HALAPPA
     S/O LATE CHANNABASAPPA
     AGED ABOUT 54 YEARS
     CLASS-1 CONTRACTOR
     RESIDING AT CHOWLAHIRIYUR
     KADUR TALUK
     CHIKKAMAGALURU DISTRICT

2.   SRI. K J RAMAREDDY
     S/O LATE CHINNAPPA REDDY
     AGED ABOUT 62 YEARS
     SIMSE VILLAGE
     B H KAIMARA POST
     N R PURA TALUK
     CHIKKAMAGALURU - 577 134

3.   M/S MANJUVANI CONSTRUCTIONS
     PARTNERSHIP FIRM
     HAVING OFFICE AT ANANDA NILAYA
     1ST MAIN, 1ST CROSS
     RANGANATHA EXTENSION
     GOPALA
     SHIVAMOGGA - 577 205
     REPRESENTED BY ITS PARTNER P SUBRAMANI

4.   M/S SPOORTHI CONSTRUCTIONS
     PARTNERSHIP FIRM
                             - 71 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     HAVING OFFICE AT NO.250
     1ST FLOOR
     SAMPIGE ROAD, MALLESWARAM
     BENGALURU - 560 003
     REPRESENTED BY ITS PARTNER
     SRI M RANGASWAMY

5.   SRI K KUMARASWAMY
     S/O SRI PATEL KALLEGOWDA,
     AGED ABOUT 54 YEARS,
     CLASS-I, CONTRACTOR
     RESIDING AT NANDANA NILAYA,
     NEW SAMPIGE ROAD,
     CHENNARAYAPATNA TALUK,
     HASSAN DISTRICT - 573 201

6.   SRI K HANUMANTHAPPA
     S/O U KARIYAJJA,
     AGED ABOUT 53 YEARS,
     RESIDING AT RAJATHADRI NILAYA,
     N GOVINDAPPA LAYOUT,
     NEAR BAPUJI COLLEGE,
     CHELLIKERE - 575 522

7.   SRI. L S GNANESH
     S/O SIDDAIAH,
     AGED ABOUT 49 YEARS,
     R/AT NO.649, MARUTHI NAGAR,
     JPN FLAYOUT,
     ARASIKERE - 573 103

8.   SRI T M CHANDRAPPA
     S/O T N MANGAPPA,
     AGED ABOUT 53 YEARS,
     THIMMAPURA, JAVOOR POST,
     THARIKERE TALUK,
     CHIKKAMAGALURU - 577 154

9.   SRI N SHIVANANDA
     SON OF NAGAPPA
     AGED ABOUT 54 YEARS,
                              - 72 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


     RESIDING AT NO.35, DEFENCE COLONY
     2ND MAIN, BAGALAGUNTE
     HESARAGHATTA MAIN ROAD
     BENGALURU - 560 073
                                                 ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING           FOR
     SRI. NAVEEN GUDIKOTE S, ADVOCATE BY LEXNEXUS)
AND:

1.     THE STATE OF KARNATAKA
       FINANCE DEPARTMENT
       II FLOOR, VIDHANASOUDHA
       BENGALURU - 560 001
       (REP BY ADDL CHIEF SECRETARY)

2.     UNION OF INDIA
       MINISTRY OF FINANCE
       NEW DELHI - 110 001
       (REPRESENTED BY ITS SECRETARY)

3.     THE GOODS AND SERVICES TAX COUNCIL
       JANPATH
       CONNAUGHT PLACE,
       NEW DELHI - 110 001
       (REP BY SPECIAL SECRETARY)

4.     THE PRINCIPAL COMMISSIONR OF CENTRAL TAX
       NO.1 QUEEN'S ROAD,
       VASANTHNAGAR,
       BENGALURU - 560 001

5.     THE COMMISSIONER OF COMMERCIAL TAXES
       GOVERNMENT OF KARNATAKA
       VANIJAYA THERIGE KARYALAYA
       1ST MAIN RAOD,
       GANDHINAGAR,
       BENGALURU - 560 009

6.     THE ASSISTANT COMMISSIONER OF
       COMMERCIAL TAXES
                            - 73 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


      LGSTO-240
      SHARADA SAMUDAYA BHAVAN,
      SHANKAR MUTT ROAD
      HASSAN - 573 201

7.    THE COMMERCIAL TAX OFFICER
      OFFICE OF THE COMMERCIAL TAX OFFICER
      SHIVAMOGGA - 577 201

8.    THE ASSISTANT COMMISSIONER OF
      COMMERCIAL TAXES
      LOCAL GST OFFICE, 220
      SHIVAMOGGA - 577 201

9.    THE COMMERCIAL TAX OFFICER
      OFFICE OF THE COMMERCIAL TAX OFFICER
      GSTO-222, B H ROAD,
      TARIKERE - 577 228

10.   THE EXECUTIVE ENGINEER
      TOWN MUNICIPAL CORPORATION
      BANGARPET
      BANGARPET TALUK - 563 214

11.   THE EXECUTIVE ENGINEER
      TOWN MUNICIPAL CORPORATION
      KGF, KOLAR - 563 122

12.   THE EXECUTIVE ENGINEER
      KARNATAKA NEERAVARI NIGAMA LIMITED
      BHADRAWATHI - 577 301

13.   THE EXECUTIVE ENGINEER
      RURAL DRINKING WATER AND SANITATION
      CHIKKABALLAPUR - 562 101

14.   THE EXECUTIVE ENGINEER
      PARK DEVELOPMENT
      TOWN MUNICIPAL CORPORATION COUNCIL
      BHADRAVATHI - 577 301
                               - 74 -
                        WP No.9721 of 2019 C/W WP No.13496 of 2019
                          WP No.15086 of 2019, WP No.19067 of 2019
                          WP No.25623 of 2019, WP No.30107 of 2019
                          WP No.44858 of 2019, WP No.50889 of 2019
                          WP No. 5552 of 2020, WP No.10077 of 2020
                          WP No.10163 of 2020, WP No.11941 of 2020
                           WP No.6657 of 2021, WP No.14732 of 2021
                           WP N.19719 of 2022, WP No.21895 of 2022


15.   THE EXECUTIVE ENGINEER
      PANCHAYATHRAJ ENGINEERING DEPARTMENT
      DEVANAHALLI
      BENGALURU RURAL DISTRICT
      BANGALORE - 562 110

16.   THE EXECUTIVE ENGINEER
      MI DIVISION, 5TH FLOOR, 4TH BLOCK
      JAYANAGAR SHOPPING COMPLEX,
      BENGALURU - 560 011

17.   THE EXECUTIVE ENGINEER
      MINOR IRRIGATION DEPARTMENT,
      CHITRADURGA - 573 201

18.   THE EXECUTIVE ENGINEER
      TOWN MUNICIPAL CORPORATION
      CHENNARAYAPATNA
      HASSAN - 573 201

19.   THE EXECUTIVE ENGINEER
      PWP & IWTD DIVISION,
      HASSAN - 573 201

20.   SUPERINTENDING ENGINEER
      MANGALURU ELECTRICITY SUPPLY COMPANY LIMITED
      (ELE) (TECH) CORPORATE OFFICE
      MESCOM BHAVANA
      KAVOOR CROSS ROAD, BEJAI
      MANGALURU - 576 222

21.   THE EXECUTIVE ENGINEER
      PWP & IWTD
      CHITRADURGA - 577 501

22.   THE EXECUTIVE ENGINEER
      PROJECT DIVISION
      SRI SAI SERVICE STATION,
      1ST FLOOR, TURUVANNUR ROAD
      CHITRADURGA - 577 501
                             - 75 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


23.   THE EXECUTIVE ENGINEER
      MINOR IRRIGATION
      HASSAN - 573 201

24.   THE EXECUTIVE ENGINEER
      PWP & IWTD
      HASSAN DIVISION
      HASSAN - 573 201

25.   THE EXECUTIVE ENGINEER
      NATIONAL HIGHWAYS DIVISION,
      ASHOK NAGAR, URWA STORES
      MANGALURU - 575 006

26.   TOWN MUNICIPAL COUNCIL
      COMMISSIONER,
      CITY MUNICIPAL COUNCIL
      ARASIKERE, B H ROAD, ARASIKERE
      HASSAN DISTRICT - 573 201

27.   EXECUTIVE ENGINEER
      PROJECT DIVISION
      PANCHAYATHRAJ ENGINEERING DIVISION
      PRED, CHIKKAMAGALURU - 577 101

28.   EXECUTIVE ENGINEER
      PROJECT DIVISION
      KARNATAKA RURAL ROAD
      DEVELOPMENT AGENCY
      CHIKKAMAGALURU -577 101

29.   EXECUTIVE ENGINEER
      NATIONAL HIGHWAY DIVISION
      ASHOK NAGAR, URWA STORES
      MANGALURU - 570 006

30.   EXECUTIVE ENGINEER
      PWP AND IWTD
      CHIKKAMGALURU DIVISION,
      CHIKKAMAGALURU - 577 101
                              - 76 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


31.   DEPUTY COMMISSIONER
      CHIKKAMAGALURU DISTRICT,
      OFFICE OF THE DEPUTY COMMISSIONER,
      CHIKKAMAGALURU - 577 101

32.   EXECUTIVE ENGINEER
      KARNATAKA NEERAVARI NIGAMA,
      UPPER TUNGA PROJECT DIVISION,
      SHIVAMOGA - 577 201

33.   EXECUTIVE ENGINEER
      MINOR IRRIGATION DIVISION,
      CHITRADURGA - 577 501

34.   EXECUTIVE ENGINEER
      VISHVESHWARAIAH JALA NIGAMA LIMITED,
      UPPER BHADRA PROJECT,
      BHADRAWATHI - 577 301

35.   CHIEF ENGINEER
      PRAMC, PWP & IWTD,
      4TH FLOOR, PWD ANNEXE BUILDING,
      K R CIRCLE,
      BENGALURU - 560 001

36.   CHIEF EXECUTIVE OFFICER
      TOWN MUNICIPAL COUNCIL,
      KADUR,
      CHIKKMAGALURU DISTRICT - 577 101

37.   MUNICIPAL COMMISSIONER
      CITY MUNICIPAL COUNCIL,
      CHIKKAMAGALURU - 577 101

38.   EXECUTIVE ENGINEER
      PANCHAYATHRAJ ENGINEERING DIVISION,
      CHITRADURGA - 577 501

39.   SECRETRY
      APMC THARIKERE,
      CHIKKAMAGALURU DISTRICT - 577 101
                              - 77 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


40.   EXECUTIVE ENGINER
      PROJECT DIVISION,
      SHIVAMOGGA - 577 201

41.   EXECUTIVE ENGINEER
      OFFICE OF THE EXECUTIVE ENGINEER,
      BBMP, DASARAHALLI DIVISION,
      MEI LAYOUT, BAGALAGUNTE
      HESARAGHATTA MAIN ROAD,
      BENGALURU - 560 073
                                            ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1, R5, R7 TO R9;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R2 TO R4 & R6;
    VIDE ORDER DATED 24.10.2019, NOTICE TO R-10 TO R-19 &
    R-21 TO R-42 ARE DISPENSED WITH;
    SRI. H.V.DEVARAJU, ADVOCATE FOR R-20)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 9 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-1 & ANNEXURE-H-2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
SCHEDULE II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366
(12A), (26A) (29A) (b) & (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING "WORKS CONTRACT" AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 9 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
PROVISIONS OF THE GST ACT FOR "WORKS CONTRACT"
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H-1 &
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
                             - 78 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


ANNEXURES-D, E1 TO E6; AND d) PASS SUCH OTHER ORDERS AS
MAY BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES
OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.50889 OF 2019

BETWEEN:

1.   T H MANAVALLAIAH
     SON OF LATE HONNAGIRAIAH
     AGED 49 YEARS
     RESIDING AT TUREVEKERE VILLAGE
     TURUVEKERE POST
     YEDIUR HOBLI, KUNIGAL TALUK
     TUMKUR DISTRICT - 572130

2.   H BYRAPPA
     SON OF HUCHAPPA
     AGED 52 YEARS
     RESIDING AT HONNENAHALLI
     KOTTAGERE HOBLI
     BHAKTHARAHALLI POST
     KUNIGAL POST
     TUMKUR DISTRICT - 572 130

3.   G K PRADEEP
     SON OF G S KANTHARAJU
     AGED 36 YEARS
     RESIDING AT GANGASANDRA VILLAGE
     MELUKOTE POST
     TUMKUR TALUK
     TUMKUR DIST-572 128

4.   N C CHANNAKESHAVA
     SON OF R CHANNAPPA
     AGED 45 YEARS
     RESIDING AT NARAGANAHALLI
     GULUR HOBLI
     TUMKUR DIST-572 122
                             - 79 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


5.   B K VINAY
     SON OF B C KAMALAPPA
     AGED 39 YEARS
     RESIDING AT WARD NO.22
     OLD LINGADAHALLI ROAD
     NEAR HPS SCHOOL
     BIRUR (RURAL), KADUR TALUK
     CHICKMAGALUR DIST-571 116

6.   K R NINGARAJAPPA
     SON OF K G RANGEGOWDA
     AGED 52 YEARS
     REISIDNG AT NO.16
     DODDABYAGATHAVALLI
     HOLENARASIPURA TALUK
     HASSAN DIST-573 211

7.   T S RAMACHANDRA
     SON OF THATTEKERESHETTYGOWDA
     AGED 50 YEARS
     RESIDING AT LIG NO.8
     KHB COMPLEX
     1ST STAGE, 1ST CROSS
     KUVEMPUNAGAR
     MYSORE-570 023

8.   G P ANANTHARAJU
     SON OF LATE PAPANNA
     AGED ABOUT 60 YEARS
     REISIDNG AT NO.1135
     MOKSHA MARGA
     SIDHARTHA NAGAR
     MYSORE-560 011

9.   B S PRABHAKAR JAIN
     SON OF B SHANTHARAJAIAH
     AGED ABOUT 62 YEARS
     RESIDING AT NO.13
     A-15 BLOCK, VASU LAYOUT
     RAMAKRISHNA NAGAR
     "I" BLOCK, MYSORE-570 022
                            - 80 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


10. S SUDHEER KUMAR
    SON OF SHIVARAM
    AGED ABOUT 46 YEARS
    RESIIDNG AT NO.50-B
    KARUNA MARGA
    SIDHARTHA LAYOUT
    MYSORE-570 011

11. T JAYAPRAKASH
    SON OF THIMAN
    AGED ABOUT 55 YEARS
    RESIDING AT NO.6956/6399
    3RD CROSS, BWSSP ROAD
    BASAVESHWARA NAGAR
    WEST DIVISION
    KANAKAPURA TOWN
    RAMANAGARA DISTRICT-562 117

12. VIJAYANAND SHETTY
    SON OF SADASHIVSHETTY
    AGED ABOUT 48 YEARS
    RESIDING NEAR RAJALAKSHMI PETROL PUMP
    KOTESHWARA, KUNDAPUR TALUK
    UDUPI DIST-576 222
                                         ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
     SRI. NAVEEN GUDIKOTE S, ADVOCATE BY LEX NEXUS)
AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR VIDHANA SOUDHA
     BENGALURU - 560001
     REP. BY ADDL CHIEF SECRETARY

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110001
     REPRESENTED BY ITS SECRETARY
                             - 81 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


3.   THE GOODS AND SERVICE TAX COUNCIL
     JANPATH
     CONNAUGHT PLACE, NEW DELHI - 110001
     REP. BY SPECIAL SECRETARY

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO 1 QUEEN'S ROAD,
     VASANTHNAGAR
     BENGALURU - 560001

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THERIGE KARYALAYA
     1ST MAIN ROAD,
     GANDHINAGAR
     BENGALURU - 560009

6.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAXES
     LVO -175, JAI BHARATH BUILDING,
     VIVEKANAND ROAD,
     TUMKUR-572101.

7.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAX OFFICER
     SHESHADRI BHAVANA
     DEWAN'S ROAD MYSORE-570001

8.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAXES
     OFFICE OF THE COMMERCIAL TAX DEPARTMENT
     TARIKERE ROAD
     CHICKAMAGALUR-571116

9.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAXES
     SHARADA SAMUDAYA BHAVANA
     SHANKAR MUTT ROAD
     HASSAN-573121
                            - 82 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


10. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAMA LIMITED
    HEMAVATHI CANAL DIVISION
    YEDIYUR,
    TUMKUR DISTRICT-572110.

11. THE EXECUTIVE ENGINEER
    VISHWESHWARA JALA NIGAMA LIMITED
    YETHINA HOLE PROJECT, DIVISION 2
    TUMKUR - 572 102

12. THE EXECUTIVE ENGINEER
    PWP AND IWTD DIVISION
    TUMKUR - 572 101

13. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION AND GROUND
    WATER DEVELOPMENT CORPORATION
    TUMKUR - 572 101

14. THE COMMISSIONER
    TUMKUR CITY CORPORATION
    TUMKUR - 572 101

15. THE EXECUTIVE ENGINEER
    DIVISION NO.2, BHADRAVATHI CADA
    RANEBENNUR - 581 115

16. THE EXECUTIVE ENGINEER
    PANCHAYATHRAJ ENGINEERING DIVISION
    CHIKKAMAGALUR - 571 116

17. THE EXECUTIVE ENGINEER
    PRAMC, PWP AND IWTD
    K R CIRCLE
    BENGALURU - 560 001

18. THE EXECUTIVE ENGINEER
    PWP AND IWTD DIVISION
    HASSAN - 573 221
                           - 83 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


19. THE EXECUTIVE ENGINEER
    RD AND PRD DIVISION
    HASSAN - 573 221

20. COMMISSIONER
    DEPARTMENT OF ARCHEOLOGY
    MUSEUM AND HERITAGE
    KARNATAKA EXHIBITION AUTHORITY
    PREMISES OFFICE
    MYSORE - 570 010

21. THE EXECUTIVE ENGINEER
    PWD AND IWTD
    RAMANAGAR DIVISION
    RAMANAGAR - 562 130

22. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION
    ASHOK NARAG,
    URWASTORE
    MANGALORE - 574 142

23. THE EXECUTIVE ENGINEER
    PMGSY
    PROJECT DIVISION
    JAYANAGAR IST CROSS
    DHARWAD - 580 001

24. THE DEPUTY COMMISSIONER
    DAKSHINA KANNADA DISTRICT
    MANGALORE-574 142

25. THE EXECUTIVE ENGINEER
    KRRDA PROJECT DIVISION,
    PRE DEPARTMENT,
    UDUPI - 576 622

26. THE EXECUTIVE ENGINEER
    PWP AND IWTD DEPARTMENT,
    UDUPI DIVISION,
    UDUPI - 576 622
                             - 84 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


27. THE EXECUTIVE ENGINEER
    KRRDA, PROJECT DIVISION,
    MAIDAN ROAD,
    MANGALORE - 574 142

28. THE EXECUTIVE ENGINEER
    KRRDA, PMGSY DIVISION,
    KARWAR-581301

29. THE EXECUTIVE ENGINEER
    RURAL WATER SUPPLY DIVISION,
    DHARWAD-580001
                                           ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1, R5 TO R9;
    SRI. MADANAN PILLAI, CGC FOR R2;
    SRI. AMIT ANAND DESHPANDE, ADVOCATE FOR R3 & R4;
    VIDE ORDER DATED 19.11.2019, NOTICE TO R-10 TO R-29
    IS DISPENSED WITH)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 9 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-1 & ANNEXURE-H-2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
SCHEDULE II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366
(12A), (26A) (29A) (b) & (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING "WORKS CONTRACT" AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 9 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
PROVISIONS OF THE GST ACT FOR "WORKS CONTRACT"
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H-1 &
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
                                - 85 -
                         WP No.9721 of 2019 C/W WP No.13496 of 2019
                           WP No.15086 of 2019, WP No.19067 of 2019
                           WP No.25623 of 2019, WP No.30107 of 2019
                           WP No.44858 of 2019, WP No.50889 of 2019
                           WP No. 5552 of 2020, WP No.10077 of 2020
                           WP No.10163 of 2020, WP No.11941 of 2020
                            WP No.6657 of 2021, WP No.14732 of 2021
                            WP N.19719 of 2022, WP No.21895 of 2022


THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; AND d) PASS SUCH OTHER ORDERS AS
MAY BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES
OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.5552 OF 2020

BETWEEN:

     SRI RAJU K
     S/O KONAPPA
     AGED ABOUT 39 YEARS
     CLASS-II CONTRACTOR
     R/AT NAKKALLAHALLI VILLAGE AND POST
     NAGARAGERE HOBLI
     GOWRIBIDANUR TALUK
     CHIKKABALLAPURA DISTRICT
                                                    ...PETITIONER

(BY SRI. RAJU S, ADVOCATE)

AND:

1.   STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA
     BENGALURU - 560 001
     (REF. BY ADDL. CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTGRY OF FINANCE
     NEW DELHI - 110 001
     (REP BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNSIL
     JANPATH, CONNAUGHT PLACE
     NEW DELHI - 110 001

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, QUEEN'S ROAD
                              - 86 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


     VASANTHA NAGAR
     BENGALURU - 560 001

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THERIGE KARYALAYA
     1ST MAIN ROAD, GANDHI NAGAR
     BENGALURU - 560 009

6.   THE EXECUTIVE ENGINEER
     PWD, CHIKKABALLAPURA
     CHIKKABALLAPURA DISTRICT - 562 101

7.   THE EXECUTIVE ENGINEER
     RURAL WATER SUPPLY
     RDW AND S DIVISION, CHIKKABALLAPURA
     CHIKKABALLAPURA DISTRICT - 562 101

8.   THE COMMISSIONER
     CITY MUNICIPAL COUNSEL
     GOWRIBIDANUR
     CHIKKABALLAPUR DISTRICT - 562 101
                                               ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1 & R5;
    SMT. M.R.VANAJA, ADVOCATE R2 & R4;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3 & R4)

     THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.1 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-F1 & ANNEXURE-F2; b) DECLARE THAT
THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF SCHEDULE
II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366 (12A), (26A) (29A)
(b) & (f) THE CONSTITUTION IN VIEW OF AND SETTLED
PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE SUPREME
                             - 87 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


COURT REGARDING "WORKS CONTRACT" AND CONSEQUENTLY
THAT THE RESPONDENT NOS.1 TO 8 HAVE NO JURISDICTION TO
EITHER ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS
AGAINST THE PETITIONERS UNDER THE PROVISIONS OF THE
GST ACT FOR "WORKS CONTRACT" ENTERED INTO POST
01.07.2017 i.e., AFTER THE GST ACT CAME INTO EFFECT WHICH IS
PRODUCED AS ANNEXURE-F1 & ANNEXURE-F2; c) PASS SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE UNDER THE
CIRCUMSTANCES OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.10077 OF 2020

BETWEEN:

1.   BHALBHEEM KATKE
     SON OF ARUNKATKE
     AGED 57 YEARS
     RESIDING AT NO.3, CHAITHANYA ,
     1ST CROSS, NEAR GOOD LUCK CROSS
     SWAMY VIVEKANANDA EXTENSION
     SHIVAMOGGA-577 201.

2.   G. AJAPPA
     SON OF LATE GURULINGAPPA
     AGED 86 YEARS
     RESIDING AT HOUSE NO.72
     1ST CROSS, BEHIND MEENAKSHIBHAVANA
     LALITHA SADANA
     TANK BUND ROAD
     SHIVAMOGGA-577 201.

3.   J.M. ENOSH
     SON OF J. MANMOHAN
     AGED 50 YEARS
     RESIDING AT NO.538
     DOUBLE ROAD
     KUVEMPUNAGAR
     MYSORE - 570 009.

4.   K.B. DINESHA
     SON OF BHADRAIAH
                              - 88 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     AGED 36 YEARS
     RESIDING AT NO.12
     KALENAHALLI VILLAGE
     THIRUGANAHALLI POST
     HONAKEREHOBLI
     NAGAMANGALA TALUK
     MANDYADIST - 571 432.

5.   B.M.JAGADEESHWAR SWAMY
     SON OF B.M.NANJAIAH
     AGED 52 YEARS
     RESIDING AT PETE STREET
     MALEBENNUR
     HARIHARA TALUK
     DAVANAGERE-577 530.
                                                ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE BY LEX NEXUS)
AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANASOUDHA
     BENGALURU-560 001.
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI.110 001.
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH
     CONNAUGHT PLACE
     NEW DELHI-110 001.
     (REP BY SPECIAL SECRETARY)

4.   THEPRINCIPAL COMMISSIONER OF
     CENTRAL TAX
                            - 89 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


     NO.1, QUEEN'S ROAD, VASANTHNAGAR
     BENGALURU-560 001.

5.   THECOMMISSIONER OF
     COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYATHERIGEKARYALAYA
     1ST MAIN ROAD
     GANDHINAGAR
     BENGALURU-560 009.

6.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAX OFFICER
     SHESHADRIBHAVANA
     DEWAN'S ROAD
     MYSORE-570 001.

7.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAXES
     C BLOCK, DEVARAJURSBADAVANE
     DAVANAGERE-577 006.

8.   THE ASSISTANT COMMISSIONER OF
     COMMERCIAL TAXES
     SHARADASAMUDAYABHAVANA
     SHANKAR MUTT ROAD
     HASSAN-573 201.

9.   THE EXECUTIVE DIRECTOR
     ZOO AUTHORITY OF KARNATAKA
     TIGER AND LION SAFARI
     TYAVEREKOPPA
     SHIVAMOGGA-577 201.

10. THE EXECUTIVE ENGINEER
    PANCHAYATH RAJ ENGINEERING DIVISION
    K.R. NAGAR-571 602.

11. THE EXECUTIVE ENGINEER
    PANCHAYATH RAJ ENGINEERING DIVISION
    MYSORE-570 001.
                            - 90 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


12. THE EXECUTIVE DIRECTOR
    CHAMARAJENDRA ZOOLOGICAL GARDENS
    MYSORE-570 010.

13. THE ASSISTANT COSERVATOR OF FORESTS
    MYSORE DIVISION
    MYSORE-570 001.

14. THE EXECUTIVE ENGINEER
    PANCHAYATH RAJ ENGINEERING DIVISION
    MANDYA-571 401.

15. THE EXECUTIVE ENGINEER
    PWP & IWTD DIVISION
    SHIVAMOGGA-577 201.

16. THE EXECUTIVE ENGINEER
    PWP & IWTD DIVISION
    HAVERI-581 110.

17. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAYS
    CHITRADURGA-577 502.
                                           ...RESPONDENTS
(BY SRI. H.JAYAKARA SHETTY, CGC FOR R2;
    SRI. AMIT ANAND DESHPANDE, ADVOCATE FOR R3 & R4;
    SRI. HEMA KUMAR, AGA FOR R1, R5, TO R8
    VIDE ORDER DATED 21.09.2020, SERVICE OF NOTICE TO R-9
    TO R-17 IS DISPENSED WITH)

     THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 8 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE OR
TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H-1 & ANNEXURE-H-2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
                             - 91 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


SCHEDULE II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366
(12A), (26A) (29A) (b) & (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING "WORKS CONTRACT" AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 8 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
PROVISIONS OF THE GST ACT FOR "WORKS CONTRACT"
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H-1 &
ANNEXURE-H-2; c) DIRECT THE RESPONDENT NO.1 TO CONSIDER
THE REPRESENTATIONS AS PER ANNEXURE-C1, ANNEXURE-C2
AND ANNEXURE-C3 ALL DATED 24.11.2018 IN TANDEM WITH
ANNEXURES-D, E1 TO E6; AND d) PASS SUCH OTHER ORDERS AS
MAY BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES
OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.10163 OF 2020

BETWEEN:

     SADGURU INFRATECH PVT. LTD.,
     A PRIVATE LIMITED COMPANY INCORPORATED
     UNDER THE PROVISIONS OF THE COMPANIES ACT
     1956, HAVING ITS REGISTERED OFFICE
     AT 127, 3RD FLOOR, DR. RAJKUMAR ROAD,
     OPP ICICI BANK ATM, 1ST BLOCK RAJAJINAGAR
     BENGALURU - 560 010.
     REPRESENTED BY ITS MANAGING DIRECTOR
     SRI. P.SHIVAPRASAD REDDY
                                               ...PETITIONER

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE, ADVOCATE)

AND:

1.   THE COMMISSIONER OF CENTRAL TAX
     OFFICE OF THE COMMISSIONER OF CENTRAL TAX
     MYSORE AUDIT COMMISSIONERATE,
     JSS TOWERS, 100 FEET RING ROAD,
                            - 92 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


     BANASHANKARI 3RD STAGE,
     BENGALURU - 560 085.

2.   PRINCIPAL COMMISSIONER OF CENTRAL TAX
     GST WEST COMMISSIONERATE
     TTMC COMPLEX, 1ST FLOOR,
     BMTC BUS STAND, BANASHANKARI
     BENGALURU - 560 070.

3.   THE ASSISTANT COMMISSIONER OF
     CENTRAL TAX, WEST DIVISION-2,
     TTMC COMPLEX, 1ST FLOOR,
     BMTC BUS STAND, BANASHANKARI
     BENGALURU - 560 070.

4.   SUPERINTENDENT OF CENTRAL TAX
     ROOM NO.44, RANGE-E,
     DIVISION-2, WEST COMMISSIONERATE,
     BENGALURU - 560 070.
                                             ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1 & R2;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3 & R4)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT DEMAND
OF INTEREST ON THE SUB-CONTRACTORS ILLEGAL UNDER
SECTION 50(1) OF THE GST ACT ALLEGING THAT THERE IS DELAY
IN PAYING AND FILING RETURNS FOR 2017-18, 2018-19 AND 2019-
20 WHEN THE NO.26523/2019 FILED BY THE CONTRACTOR IS
PENDING FOR CONSIDERATION BEFORE THIS HON'BLE COURT
AND INTERIM ORDER OF STAY IS STILL IN FORCE; AND
CONSEQUENTLY b) ISSUE A WRIT IN THE NATURE OF
CERTIORARI OR SUCH OTHER APPROPRIATE WRIT OR ORDER
TO QUASH THE NOTICE DATED 13.02.2020 IN FORM GST ASMT-10
AT ANNEXURE-E BEARING NO.IV/16/60/2019 EWD2; AND c) ISSUE
A WRIT IN THE NATURE OF CERTIORARI OR SUCH OTHER
APPROPRIATE WRIT OR ORDER TO QUASH THE NOTICE DATED
19.02.2020 AT ANNEXURE F BEARING NO.IV/16/60/2019 EWD2; d)
ISSUE A WRIT IN THE NATURE OF CERTIORARI OR SUCH OTHER
APPROPRIATE WRIT OR ORDER TO QUASH THE NOTICE IN FORM
GST DRC-13 UNDER SECTION 79(1)(c) DATED 18.03.2020 AT
                             - 93 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


ANNEXURE - H BEARING NO.IV/16/60/2019 EWD2; d) PASS SUCH
OTHER ORDERS AS MAY BE DEEMED APPROPRIATE UNDER THE
CIRCUMSTANCES OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.11941 OF 2020

BETWEEN:

     B. PRAKASH
     SON OF B.K.KEMPE GOWDA,
     AGED ABOUT 51 YEARS,
     RESIDING AT NO.332,
     8TH MAIN ROAD,
     HESARGHATTA MAIN ROAD,
     M.S.RAMAIAH ENCLAVE,
     BENGALURU - 560 073,

     ALSO AT

     OFFICE AT JAYALAKSHMI NILAYA,
     RAMESHWARA EXTENSION,
     CHANNARAYAPATNA,
     HASSAN DISTRICT.
                                                 ...PETITIONER

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE BY LEX NEXUS)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT,
     II FLOOR, VIDHANA SOUDHA,
     BENGALURU - 560 001,
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE,
     NEW DELHI - 110 001,
     (REPRESENTED BY ITS SECRETARY)
                            - 94 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH, CONNAUGHT PLACE,
     NEW DELHI - 110 001,
     (REP BY SPECIAL SECRETARY)

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, QUEENS ROAD,
     VASANTHNAGAR,
     BENGALURU - 560 001.

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA,
     VANIJYA THERIGE KARYALAYA,
     1ST MAIN ROAD, GANDHINAGAR,
     BENGALURU - 560 009.

6.   JOINT COMMISSIONER OF COMMERCIAL TAXES
     ENFORCEMENT,
     MYSORE ZONE,
     MYSORE - 570 001.

7.   DEPUTY COMMISSIONER OF COMMERCIAL TAXES
     ENFORCEMENT,
     MYSORE ZONE,
     MYSORE - 570 001.

8.   THE EXECUTIVE ENGINEER
     BRUHAT BANGALORE MAHANAGARA PALIKE,
     OFFICE OF THE EXECUTIVE ENGINEER,
     KENGERI DIVISION,
     2ND CROSS, JAGAJYOTHI BADAVANE,
     BENGALURU - 560 056.
                                               RESPONDENTS
(BY SRI. SHANTHI BHUSHAN H, DSGI FOR R2;
    SRI. HEMA KUMAR, AGA FOR R1, R5, R6 & R7;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3 & R4;
    SRI. K.N.PUTTEGOWDA, ADVOCATE FOR R8)

   THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
                                - 95 -
                         WP No.9721 of 2019 C/W WP No.13496 of 2019
                           WP No.15086 of 2019, WP No.19067 of 2019
                           WP No.25623 of 2019, WP No.30107 of 2019
                           WP No.44858 of 2019, WP No.50889 of 2019
                           WP No. 5552 of 2020, WP No.10077 of 2020
                           WP No.10163 of 2020, WP No.11941 of 2020
                            WP No.6657 of 2021, WP No.14732 of 2021
                            WP N.19719 of 2022, WP No.21895 of 2022


AS PER SR RATES OF 2016-17 i.e,, PRIOR TO 01.07.2017 IN SO
FAR AS PETITIONERS CONCERNED AND CONSEQUENTLY THAT
THE RESPONDENT NOS.3 TO 7 HAVE NO JURISDICTION TO
EITHER ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS
AGAINST THE PETITIONER UNDER THE PROVISIONS OF THE GST
ACT; b) DECLARE THAT THE PROVISIONS OF SECTION 7(3) READ
WITH CLAUSE 6 OF SCHEDULE II OF THE GST ACT IS ULTRA-
VIRES ARTICLE 366 (12A), (26A) (29A) (B) AND (F) THE
CONSTITUTION IN VIEW OF AND SETTLED PRINCIPLES OF LAW
LAID DOWN BY THE HON'BLE SUPREME COURT REGARDING
'WORKS    CONTRACT'     AND    CONSEQUENTLY     THAT    THE
RESPONDENT NOS.3 TO 7 HAVE NO JURISDICTION TO EITHER
ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS AGAINST THE
PETITIONER UNDER THE PROVISIONS OF THE GST ACT FOR
'WORKS CONTRACT' ENTERED INTO POST 01.07.2017 i.e., AFTER
THE GST ACT CAME INTO EFFECT AS PER ANNEXURE-G1 AND G2
FROM DATE 01/07/2017; AND DIRECT THE RESPONDENT NO.1 TO
CONSIDER THE REPRESENTATIONS AS PER ANNEXURE-C1
DATED 24.11.2018, ANNEXURE C-2 DATED 24.11.2018 AND
ANNEXURE C-3 DATED 24.11.2018 IN TANDEM WITH ANNEXURES-
D DATED 27.10.2017, E1 DATED 19.09.2017, E2 DATED 23.10.2017
TO E3 DATED 10.12.2018; AND d) PASS SUCH OTHER ORDERS AS
MAY BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES
OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.6657 OF 2021

BETWEEN:

1.   SATISH S
     S/O SHIVALINGAIAH,
     AGED ABOUT 40 YEARS,
     R/AT NO.218, 2ND CROSS,
     NAGASANDRA, BASAVANAGUDI,
     BENGALURU - 28.
     (GST NO.29AGAPS5506K1Z3)

2.   M/S GANAPATHI STONE CRUSHER
     HAVING OFFICE AT NO.2, LAKSHMI PALACE
     MAGADI MAIN ROAD, BENGALURU - 91,
     REPRESENTED BY IT'S AUTHORIZED SIGNATORY,
                                     - 96 -
                             WP No.9721 of 2019 C/W WP No.13496 of 2019
                               WP No.15086 of 2019, WP No.19067 of 2019
                               WP No.25623 of 2019, WP No.30107 of 2019
                               WP No.44858 of 2019, WP No.50889 of 2019
                               WP No. 5552 of 2020, WP No.10077 of 2020
                               WP No.10163 of 2020, WP No.11941 of 2020
                                WP No.6657 of 2021, WP No.14732 of 2021
                                WP N.19719 of 2022, WP No.21895 of 2022


       SRI.S.T.RAMESH, S/O THAMMANAGOWDA,
       AGED ABOUT 45 YEARS,
       (GST NO.29AAALB1608F12K)

3.     M/S M VENKATARAO INFRA STRUCTURE
                                                   ND
       PROJECTS (P) LTD. HAVING OFFICE AT NO.818, 2 FLOOR,
       ABOVE AUDI GOA SHOWROOM,
       OPP 'O' COQUEIRO HOTEL,
       PORVORIM, GOA-403 501.
       REPRESENTED BY AUTHORIZED SIGNATORY,
       T.V.S. RAMACHANDRA MURTHY,
       S/O D.S. BRAMHAJI
       AGED ABOUT 61 YEARS,
       (GST NO.29AAECM6274B1ZG)

4.     M/S MADHUCON PROJECTS LIMITED
       HAVING OFFICE AT : MAHDUCON HOUSE ROAD NO.36,
       JUBILEE HILLS, HYDERABAD - 500 033.
       TELANGA STATE
       REPRESENTED BY IT'S AUTHORIZED SIGNATORY,
       SRI MUPPANNA PRATHIK VARAPRASAD,
       S/O M.R. K PRASAD RAO,
       AGED ABOUT 40 YEARS,
       (GST NO.29AABCM475A1ZL)

5.     M/S KUDROLI BUILDER AND INFRASTRUCTURE PVT LTD.,
                          ST
       HAVING OFFICE AT: 1 FLOOR, NO.23, WOOD STREET
       OFF BRIGADE ROAD, ASHOKNAGAR
       BANGALORE - 560 025
       REPRESENTED BY IT'S EXECUTIVE DIRECTOR
       MOHAMED HAFEEZ C.S S/O SHAFI
       AGED ABOUT 25 YEARS
       (GST NO. 29AACCK4688D1ZA)

                                                              ...PETITIONERS
(BY SRI. SRINIVAS V, ADVOCATE)

AND:

1.     STATE OF KARNATAKA
       REPRESETNED BY IT'S SECRETARY TO URBAN DEVELOPMENT
       DEPARTMENT, VIKAS SOUDHA, BENGALURU - 560 001.

2.     UNION OF INDIA
       REPRESENTED BY IT'S FINANCE DEPARTMENT,
       JEEVAN DEEP BUILDING, PARLIAMENT STREET,
       NEW DELHI - 110 001.



        Retyped and Replaced vide Chamber order dated: 23.06.2023
                            - 97 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


3.   THE GOODS AND SERVICE TAX COUNCIL
     JANAPATH, CONNAUHT PLACE,
     NEW DELHI - 110 001
     REPRESENTED BY ITS SECRETARY

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1 QUEENS ROAD,
     VASANTH NAGAR,
     BENGLAURU - 560 001.

5.   THE COMMISSIONER
     COMMERCIAL TAX DEPARTMENT,
     VANIJYA THERIGE KARYALAYA,
     1ST MAIN ROAD, GANDHINAGAR,
     BENGALURU - 560 009.

6.   THE ASSISTANT COMMISSIONER OF COMMERCIAL
     TAX OFFICER
     LVO-120, CHAMARAJPET,
     BENGALURU - 18

7.   THE ASSISTANT COMMISSIONR OF
     COMMERCIAL TAX OFFICER
     LVO-020 CHAMARAJPET,
     BENGALURU - 18.

8.   THE ASSISTANT COMMISSIONER OF COMMERCIAL TAX
     LGSTO-060, BANGALORE WEST
     RAJENDRA NAGAR, KORMANGALA
     BENGALURU - 560 047.

9.   THE COMMISSIONER
     BRUHATH BANGLAORE MAHANGARA PALIKE,
     N R SQUARE
     BENGALURU - 560 002.

10. THE EXECUTIVE ENGINEER
    ROAD INFRA STRUCTURE SOUTH DIVISION
    N.R.SQUARE, ANNEXURE-3 BUILDING,
    2ND FLOOR, BBMP,
    BENGALURU - 560 002.
                            - 98 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


11. THE EXECUTIVE ENGINEER
    ROAD INFRA STUCTURE BOMMANAHALLI DIVISION
    N.R.SQUARE, ANNEXURE-3 BUILDING,
    2ND FLOOR, BBMP,
    BENGALURU - 560 002.

12. THE EXECUTIVE ENGINEER
    ROAD INFRA STRUCTURE MAHADEVAPURA DIVISION,
    N.R.SQURE ANNEXURE-3 BUILDING,
    1ST FLOOR, BBMP,
    BENGALURU - 560 002.

13. THE EXECUTIVE ENGINEER
    PROJECT CENTRAL 2 DIVISION,
    GROUND FLOOR, ANNEXURE-2 BUILDING,
    N.R.SQUARE, BENGALURU - 560 002.

14. THE EXECUTIVE ENGINEER
    PROJECT CENTRAL 1 DIVISON,
    GROUND FLOOR, ANNEXURE-3 BUILDING,
    2ND FLOOR, N.R.SQUARE,
    BENGALURU - 560 002.

15. THE EXECUTIVE ENGINEER
    ROAD INFRA STRUCTURE EAST DIVISION,
    N.R.SQUARE, ANNEXURE-3 BUIDLING,
    2ND FLOOR BBMP,
    BENGALURU - 560 002.
                                               RESPONDENTS

(BY SRI. HEMA KUMAR, AGA FOR R1, R5, R6, R7 & R8;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R4;
    SRI. K.N.PUTTEGOWDA, ADVOCATE FOR R9 RO R-15;
    SRI. MADANAN PILLAI R, ADVOCATE FOR R2 & R3)

    THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED IN SO FAR AS PETITIONERS PUN CONSEQUENTLY
                              - 99 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


THAT THE RESPONDENT NOS.4 TO 10 HAVE NO JURISDICTION TO
EITHER ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS
AGAINST THE PETITIONERS UNDER THE PROVISIONS OF THE
GST ACT DATED 01.07.2017 PRODUCED AS ANNEXURE-G ISSUED
BY R2 CIRCULAR NO.23/2017 DATED 19.07.2017; b) DECLARE THAT
THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF SCHEDULE
II OF THE GST ACT IS ULTRA-VIRES ARTICLE 366(12A), (26A) (29A)
(b) AND (f) THE CONSTITUTION IN VIEW OF AND SETTLED
PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE SUPREME
COURT REGARDING 'WORKS CONTRACT' AND CONSEQUENTLY
THAT THE RESPONDENT NOS.4 TO 10 HAVE NO JURISDICTION TO
EITHER ISSUE NOTICE OR TO TAKE ANY COERCIVE STEPS
AGAINST THE PETITIONERS UNDER THE PROVISIONS OF THE
GST ACT FOR 'WORKS CONTRACT' ENTERED INTO POST
01.07.2017 i.e., AFTER THE GST ACT CAME INTO EFFECT WHICH IS
PRODUCED AS ANNEXURE-G ISSUED BY R2 AND VIDE CIRCULAR
NO.23/2017 DATED 19.047.2017; c) DIRECT THE RESPONDENT
NO.1 TO CONSIDER THE REPRESENTATIONS AS PER
ANNEXURES-C1, C2 AND C3 ALL DATED 24.11.2018 IN TANDEM
WITH ANNEXURES-D, E1 TO E6; AND d) DECLARE THAT, GST
BEING AN INDIRECT TAX IS BASED ON THE CONCEPT OF
COLLECT AND PAY, AND THE LIABILITY TO PAY IS ON THE
TAXABLE PERSON AFTER COLLECTING IT FROM RECIPIENT OF
GOODS OR SERVICES i.e., THE EMPLOYER OF WORKS
CONTRACT (RESPONDENT NOS.11 TO 61); AND HENCE DIRECT
RESPONDENT NOS.11 TO 61 TO PAY / REFUND THE TAX
AMOUNTS TO SOME OF THE PETITIONERS WHO HAVE ALREADY
PAID GST WITHOUT COLLECTING IT FOR CONTRACTS ENTERED
INTO WITH RESPONDENT NOS.11 TO 61; e) PASS SUCH OTHER
ORDERS AS MAY BE DEEMED APPROPRIATE UNDER THE
CIRCUMSTANCES OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.14732 OF 2021

BETWEEN:

1.   M/S VMR CONSTRUCTIONS
     A PARTNERSHIP FIRM
     HAVING OFFICE AT NO.24,
     2ND FLOOR, S.C.ROAD,
                             - 100 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     BASAVANAGUDI
     BENGALURU - 560 004
     (REP BY ITS PARTNER K.R.VENKATESH)

2.   SRI. N.L.LOKESH
     CIVIL CONTRACTOR
     AGED ABOUT 53 YEARS,
     S/O LATE LAKSHMANA,
     RESIDING AT NO.923, BEHIND SANDAL KOTI
     K.R.PURAM,
     HASSAN - 573 201.

3.   M/S UDAY SHIVAKUMAR INFRA PVT. LTD.,
     A COMPANY REGISTERED UNDER PROVISIONS OF
     COMPANIES ACT 2013
     HAVING OFFICE AT NO.229, 'SAMHIT',
     7TH MAIN, MEI LAYOUT,
     NAGASANDRA,
     BENGALURU - 560 073

     (REP BY ITS MANAGING DIRECTOR
     MR. UDAY SHIVAKUMAR)

     FORMERLY KNOWN AS
     M/S UDAY SHIVAKUMAR
     A PARTNERSHIP FIRM
     REP BY UDAY SHIVAKUMAR, PARTNER,
     HAVING OFFICE AT 189/2 & 3/2,
     PLOT NO.12, BASVANAGAR,
     GOKAK, BELAGAVI - 591 307.

4.   SRI AFZAL PASHA
     AGE 49 YEARS
     S/O K.FAZLUR REHMAN
     NO.108, LIG-2, KHB COLONY
     KALYANAGIRI
     MYSORE - 570 019.
                                                ...PETITIONERS

(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)
                            - 101 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110 001
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH, CONNAUGHT PLACE,
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1, 1UEEN'S ROAD,
     VASANTHNAGAR
     BENGALURU - 560 001.

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THERIGE KARYALAYA
     1ST MAIN ROAD, GANDHINAGAR,
     BENGALURU - 560 009.

6.   THE DIRECTORATE GENERAL OF GST
     INTELLIGENCE,
     BANGALORE ZONAL UNIT, NO.112,
     SP ENCLAVE, ADJACENT TO KARNATAKA BANK,
     K.H.ROAD, BENGALURU - 560 027.

7.   THE COMMISSIONERATE
     BENGALURU SOUTH DIVISION (GST)
     SOUTH DIVISION - 3, RANGE DSD3

8.   GST WEST COMMISSIONERATE
     BMTC BUS STAND I FLOOR,
                            - 102 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


     TTMC, KANAKAPURA ROAD,
     BANASHANKARI STAGE II,
     BENGALURU - 560 070.

9.   THE DEPUTY COMMISSIONER OF COMMERCIAL TAXES
     (AUDIT)-39M DGSTO-03,
     SHANTHINAGAR, 2ND FLOOR, TTMC B BLOCK,
     BMTC BUILDING,
     BENGALURU - 560 027.

10. THE ASSISTANT COMMISSIONER OF
    COMMERCIAL TAX
    LVO 100, JAYANAGAR,
    TTMS, 4TH T BLOCK,
    JAYANAGAR EAST,
    BENGALURU - 560 011.

11. THE ASSISTANT COMMISSIONER OF
    COMMERCIAL TAXES
    SHARADA SAMUDAYA BHAVANA,
    SHANKARMUTT ROAD,
    HASSAN - 573 201

12. THE ASSISTANT COMMISSIONER OF
    COMMERCIAL TAXES
    DGSTO-MYS, SESHADRI BHAVAN,
    DIWAN ROAD,
    MYSORE - 570 024.

13. THE COMMISSIONER
    BBMP, NR SQUARE,
    BENGALURU - 560 002.

14. THE EXECUTIVE ENGINEER, BBMP
    ROAD INFRASTRUCTURE, SOUTH DIVISION,
    ANNEXURE-3 BUILDING, II FLLOR,
    BBMP, NR SQUARE,
    BENGALURU - 560 002.

15. THE EXECUTIVE ENGINEER, BBMP
    ROAD INFRASTRUCTURE, BOMMANAHALLI,
                            - 103 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    ANNEXURE-3 BUILDING, II FLOOR,
    BBMP, NR SQUARE,
    BENGALURU - 560 002.

16. THE EXECUTIVE ENGINEER, BBMP
    ROAD INFRASTRUCTURE, MAHADEVAPURA,
    ANNEXURE-3 BUILDING, I FLOOR,
    BBMP, NR SQUARE,
    BENGALURU - 560 002.

17. THE EXECUTIVE ENGIINEER, BBMP
    PROJECT CENTRAL, 2ND DIVISION,
    ANNEXURE-2 BUILDING, I FLOOR,
    BBMP, NR SQUARE,
    BENGALURU - 560 002.

18. THE EXECUTIVE ENGINEER
    WATER RESOURCES,
    MINOR IRRIGATION DIVISION,
    NAZARBAD,
    MYSORE - 570 010.

19. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION AND GROUND WATER
    DEVELOPMENT
    NAZARBAD,
    MYSORE - 570 010.

20. THE CHIEF ENGINEER
    NATIONAL HIGHWAY
    PWP AND IWTD
    BENGALURU - 560 001.

21. THE MANAGING DIRECTOR,
    KRISHNA BHAGYA JALA NIGAM LIMITED
    NO.30, NRUPATHUNGA ROAD,
    BENGALURU - 560 001.

22. THE EXECUTIVE ENGINEER
    RAJARAJESHWARI NAGARA DIVISION
    BBMP OFFICE
                           - 104 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


   NEAR CHOWDESHWARI BUS STOP
   MATHIKERE
   BENGALURU - 560 054.

23. THE EXECUTIVE ENGINEER
    PWP & IWTD
    FORT ROAD,
    BALLARI - 583 104

24. THE EXECUTIVE ENGINEER
    PWP & IWTD
    KALABURAGI - 585 102.

25. THE CHIEF ENGINEER,
    KARNATAKA ROAD DEVELOPMENT
    CORPORATION LTD.,
    16/J, 1ST FLOOR,
    MILLER TANK BED AREA,
    THIMMAIAH ROAD CROSS,
    BENGALURU - 560 052.

26. THE EXECUTIVE ENGINEER
    KARNATAKA NEERAVARI NIGAM LTD.,
    UBP DIVISION-4,
    HOSADURGA - 577 527.

27. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED (CNNL)
    KCD DIVISION,
    T.NARASIPURA - 571 124
    MYSORE DISTRICT.

28. THE EXECUTIVE EGNINEER
    KARNATAKA NEERAVARI NIGAM LIMITED,
    5 UTP DIVISION
    HONNALI - 577 217.

29. THE COMMISSIONER,
    DAVENGERE HARIHARA URBAN
    DEVELOPMENT AUTHORITY
    SHRI D.DEVARAJ URS LAYOUT,
                            - 105 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    A BLOCK, P.B.ROAD,
    DAVENGERE - 577 002.

30. THE COMMISSIONER
    MYSORE CITY CORPORATION
    SAYAJIRAO ROAD,
    MYSORE - 570 024.

31. THE EXECUTIVE ENGINER,
    MYSORE CITY CORPORATION
    MYSORE - 570 024.

32. THE EXECUTIVE ENGINEER
    MYSORE URBAN DEVELOPMENT AUTHORITY
    (MUDA), JLB ROAD,
    MYSORE - 570 005.

33. THE EXECUTIVE ENGINEER
    PWP & IWTD DIVISION
    MYSORE - 570 010.

34. THE EXECUTIVE ENGINEER
    PWP & IWTD DIVISION
    COURT ROAD, SIDDHARTHANAGAR,
    CHAMARAJANAGAR - 571 313.
                                               RESPONDENTS

(BY SRI. HEMA KUMAR, AGA FOR R1, R5, R9 TO R12;
    SRI. MADANAN PILLAI, CGC FOR R2;
    SRI. ARAVIND V CHAVAN, ADVOCATE FOR R3, R4, R6 & R8;
    SRI. PRASHANTH CHANDRA, ADVOCATE FOR R-13 TO R-17;
    VIDE ORDER DATED 18.08.2021, RESPONDENT NOS.14 TO 34
    ARE DELETED)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE PROVISIONS OF SERVICE ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONERS ARE
CONCERNED AND CONSEQUENTLY THAT THE RESPONDENT
NOS.4 TO 12 HAVE NO JURISDICTION TO EITHER ISSUE NOTICE
                             - 106 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


OR TO TAKE ANY COERCIVE STEPS AGAINST THE PETITIONERS
UNDER THE PROVISIONS OF THE GST ACT DATED 01.07.2017
PRODUCED AS ANNEXURE-H1 & ANNEXURE-H2; b) DECLARE
THAT THE PROVISIONS OF SECTION 7(3) R/W CLAUSE 6 OF
SCHEDULE II OF THE GST ACT IS ULTRA VIRES ARICLE 366 (12A),
(26A), (29A) (b) AND (f) THE CONSTITUTION IN VIEW OF AND
SETTLED PRINCIPLES OF LAW LAID DOWN BY THE HON'BLE
SUPREME COURT REGARDING 'WORKS CONTRACT' AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 12 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
PROVISIONS OF THE GST ACT FOR 'WORKS CONTRACT'
ENTERED INTO POST 01.07.2017 i.e., AFTER THE GST ACT CAME
INTO EFFECT WHICH IS PRODUCED AS ANNEXURE-H1 AND
ANNEXURE-H2; AND c) DIRECT THE RESPONDENT NO.1 TO
CONSIDER THE REPRESENTATIONS AS PER ANNEXURES-C1, C2
AND C3 ALL DATED 24.11.2018 IN TANDEM WITH ANNEXURES-D,
E1 TO E6; AND d) DECLARE THAT, GST BEING AN INDIRECT TAX IS
BASED ON THE CONCEPT OF COLLECT AND PAY, AND THE
LIABILITY TO PAY IS ON THE TAXABLE PERSON AFTER
COLLECTING IT FROM RECIPIENT OF GOODS OR SERVICES i.e.,
FROM THE EMPLOYER OF WORKS CONTRACT (RESPONDENT
NOS.11 TO 29) AND HENCE DIRECT RESPONDENT NOS.13 TO 34
TO PAY / REFUND THE TAX AMOUNTS TO SOME OF THE
PETITIONERS WHO HAVE ALREADY PAID GST WITHOUT
COLLECTING IT FOR CONTRACTS ENTERED INTO WITH
RESPONDENT NOS.13 TO 34; e) PASS SUCH OTHER ORDERS AS
MAY BE DEEMED APPROPRIATE UNDER THE CIRCUMSTANCES
OF THE CASE, IN THE ENDS OF JUSTICE.

IN W.P.NO.19719 OF 2022
BETWEEN:

    M/S BNN CONSTRUCTIONS PVT. LTD.,
    A COMPANY INCORPORATED
    UNDER THE PROVISIONS OF
    THE COMPANIES ACT 2013
    HAVING ITS OFFICE AT NO. B-3,
    10TH CROSS, MANYATHA RESIDENCY
    (MANYATH TECH PARK)
    BENGALURU - 56 0045
                             - 107 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


     (REP BY ITS MANAGING DIRECTOR
     SRI. NANJUNDAPPA B.N)
                                                 ...PETITIONER

(BY SRI.D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING
    FOR SRI. NAVEEN GUDIKOTE S, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY )

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110 001
     (REPRESENTED BY ITS SECRETARY )

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH, CONNAUGHT PLACE
     NEW DELHI 110 001
     (REP BY SPECIAL SECRETARY )

4.   THE PRINCIPAL COMMISSIONER
     OF CENTRAL TAX
     NO.1 QUEEN'S ROAD,
     VASANTHNAGAR
     BENGALURU - 560 001

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THERIGE KARYALAYA
     1ST MAIN ROAD, GANDHINAGAR
     BENGALURU - 560 009

6.   THE ASSISTANT COMMISSIONER
     OF COMMERCIAL TAXES
     COMMERCIAL TAXES AUDIT -5.4
     LGSTO-05
     BENGALURU - 560 047
                             - 108 -
                      WP No.9721 of 2019 C/W WP No.13496 of 2019
                        WP No.15086 of 2019, WP No.19067 of 2019
                        WP No.25623 of 2019, WP No.30107 of 2019
                        WP No.44858 of 2019, WP No.50889 of 2019
                        WP No. 5552 of 2020, WP No.10077 of 2020
                        WP No.10163 of 2020, WP No.11941 of 2020
                         WP No.6657 of 2021, WP No.14732 of 2021
                         WP N.19719 of 2022, WP No.21895 of 2022


7.   THE COMMERCIAL TAX OFFICER
     OFFICE OF THE ASSISTANT
     COMMISSIONER OF COMMERCIAL TAXES
     LGSTO-56, HBR LAYOUT
     BENGALURU - 560 043

8.   EXECUTIVE ENGINEER
     NATIONAL HIGHWAYS DIVISION
     PWD ANNEXE BUILDING
     AMBEDKAR VEEDHI,
     BENGALURU - 560 001

9.   EXECUTIVE ENGINEER
     PWP AND IWTD
     CHIKABALLAPUR DIVISION
     M.G. ROAD
     CHIKABALLAPUR - 562 101

10. EXECUTIVE ENGINEER
    PWD BANGALORE DIVISION
    PWD BUILDING
    AMBEDKAR VEEDHI,
    BENGALURU - 560 101

11. EXECUTIVE ENGINEER
    PROJECT DIVISION
    S.S. LAYOUT
    SHAMANNUR ROAD,
    DAVANAGERE - 577 002

12. CHIEF ACCOUNTS OFFICER
    VISVESVARAYA JALA NIGAM LIMITED
    UPPER BHADRA PROJECT
    NEAR D.C OFFICE
    V.P EXTENSION
    CHITRADURGA - 577 501

13. PROJECT DIRECTOR
    DISTRICT URBAN DEVELOPMENT CELL
    D.C OFFICE
    CHIKKABALLAPUR - 562 101
                            - 109 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022



14. EXECUTIVE ENGINEER
    BHADRA CADA DIVISION
    MALAVAGOPPA
    SHIVAMOGGA - 585 231
                                           ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1;
    SRI. H.SHANTHI BHUSHAN, DSG1 FOR R2;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R3 TO R7;
    NOTICE TO R8 TO R14 IS DISPENSED WITH)

    THIS WP IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO a) DECLARE THAT THE
PROVISIONS OF GST ACT IS INAPPLICABLE IN RESPECT OF
WORKS CONTRACT WHERE 'PROVISIONS OF SERVICE' ARE MADE
PRIOR TO 01.07.2017 IN SO FAR AS PETITIONER IS CONCERNED
AND CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 7 HAVE
NO JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONER UNDER THE
PROVISIONS OF THE GST ACT DATED 19.07.2017 AND 12.04.2017
PRODUCED AS ANNEXURE-H AND H1; b) DECLARE THE
RESPONDENT NO.1 TO CONSIDER THE REPRESENTATIONS AS
PER ANNEXURE-C, ANNEXURE-C-1 AND ANNEXURE-C-2 ALL
DATED 24.11.2018 IN TANDEM WITH ANNEXURES-D, E to E5 C)
DECLARE THAT, GST BEING AN INDIRECT TAX IS BASED ON THE
CONCEPT OF COLLECT AND PAY, AND THE LIABILITY TO PAY IS
ON THE TAXABLE PERSON AFTER COLLECTING IT FROM
RECIPIENT OF GOODS OR SERVICES I.E., FROM THE EMPLOYER
OF WORKS CONTRACT (RESPONDENT NO. 8 TO 14), AND HENCE
DIRECT RESPONDENT 1 BEING THE STATE GOVERNMENT TO
DIRECT THE RESPONDENTS 8 TO 14 TO PAY/ REFUND THE TAX
AMOUNTS TO SOME OF THE PETITIONER WHO HAVE ALREADY
PAID GST WITHOUT COLLECTING IT FROM THE RESPONDENTS 8
TO 14. d) PASS SUCH OTHER ORDERS AS MAY BE DEEMED
APPROPRIATE UNDER THE CIRCUMSTANCES OF THE CASE, IN
THE ENDS OF JUSTICE.
                              - 110 -
                       WP No.9721 of 2019 C/W WP No.13496 of 2019
                         WP No.15086 of 2019, WP No.19067 of 2019
                         WP No.25623 of 2019, WP No.30107 of 2019
                         WP No.44858 of 2019, WP No.50889 of 2019
                         WP No. 5552 of 2020, WP No.10077 of 2020
                         WP No.10163 of 2020, WP No.11941 of 2020
                          WP No.6657 of 2021, WP No.14732 of 2021
                          WP N.19719 of 2022, WP No.21895 of 2022


IN W.P.NO. 21895 OF 2022

BETWEEN:

1.   SRI H NARAYANAPPA
     AGED ABOUT 55 YEARS,
     S/O T HANUMANTHAIAH
     RESIDING AT MARUTHI NILAYA
     6TH CROSS 2ND MAIN
     ADARSHA NAGARA
     TUMAKURU - 572 103

2.   SRI T L ASHOK
     AGED ABOUT 59 YEARS
     S/O T R LAKSHMAN
     RESIDING AT DHANALAKSHMI NILAYA
     1ST MAIN 4TH B CROSS
     HANUMANTHAPURA
     TUMAKURU - 572 103

3.   SRI T L RAJENDRA
     AGED ABOUT 63 YEARS
     S/O T R LAKSHMAN
     RESIDING AT DHANALAKSHMI NILAYA
     1ST MAIN 4TH B CROSS
     HANUMANTHAPURA
     TUMAKURU - 572 103

4.   SRI T A SANDEEP
     AGED ABOUT 29 YEARS
     S/O T L ASHOK
     RESIDING AT NO.6282/2992/A
     1ST MAIN ROAD
     ADARSHANAGAR
     TUMAKURU - 572 103

5.   M/S A S R CONSTRUCTIONS
     A PARTNERSHIP FIRM
     HAVING ITS OFFICE AT REDDY COLONY
     PAVAGADA, TUMAKURU - 561 202
     REP BY ITS PARTNER SRI A S REDDY
                            - 111 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


6.   C S INDHUSHEKARA
     AGED 39 YEARS
     SON OF K SOMEGOWDA
     M/S AKSHAYA CONSTRUCTIONS
     55, CHOTTANAHALLY VILLAGE
     KONASALE POST KOPPA HOBLI
     MADDUR TALUK
     MANDYA - 571 419
                                               ...PETITIONERS
(BY SRI. D.R.RAVISHANKAR, SENIOR COUNSEL APPEARING FOR
    SRI. NAVEEN GUDIKOTE S, ADVOCATE)
AND:

1.   THE STATE OF KARNATAKA
     FINANCE DEPARTMENT
     II FLOOR, VIDHANA SOUDHA
     BENGALURU - 560 001
     (REP BY ADDL CHIEF SECRETARY)

2.   THE UNION OF INDIA
     MINISTRY OF FINANCE
     NEW DELHI - 110 001
     (REPRESENTED BY ITS SECRETARY)

3.   THE GOODS AND SERVICES TAX COUNCIL
     JANPATH, CONNAUGHT PLACE
     NEW DELHI - 110 001
     (REP BY SPECIAL SECRETARY)

4.   THE PRINCIPAL COMMISSIONER OF CENTRAL TAX
     NO.1 QUEEN'S ROAD
     VASANTHNAGAR
     BENGALURU - 560 001

5.   THE COMMISSIONER OF COMMERCIAL TAXES
     GOVERNMENT OF KARNATAKA
     VANIJYA THERIGE
     KARYALAYA 1ST MAIN ROAD
     GANDHINAGAR,
     BENGALURU - 560 009
                            - 112 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


6.   SUPERINTENDENT OF CENTRAL TAXES
     (GST)
     TUMAKURU RANGE
     SGR COMPLEX
     TUMAKURU-KUNIGAL ROAD
     SADASHIVANAGAR
     TUMAKURU - 572 105.

7.   COMMERCIAL TAX OFFICER
     DASAPPA GARDEN
     TUMAKURU - 572 105.

8.   ASSISTANT COMMERCIAL TAX OFFICER
     AUDIT 6.5
     DASAPPA GARDEN
     TUMAKURU - 572 105.

9.   ASSISTANT COMMISSIONER
     COMMERCIAL TAXES
     LVO-210,
     MANDYA - 571 001

10. THE EXECUTIVE ENGINEER
    PWP AND IWTD
    NO.1, SIRA ROAD
    MADHUGIRI
    TUMAKURU - 572 132.

11. THE EXECUTIVE ENGINEER
    NATIONAL HIGHWAY DIVISION TUMAKURU
    3RD FLOOR, NEW BUILDING
    PWD COMPOUND
    KUNIGAL ROAD
    TUMAKURU - 572 101.

12. THE EXECUTIVE ENGINEER
    PWD, NH4 SIRA
    TUMAKURU - 572 103.

13. THE EXECUTIVE ENGINEER
    RURAL DEVELOPMENT & PANCHAYATHRAJ
                           - 113 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


   PMGSY PROJECT DIVISION
   19TH A BLOCK BEHIND J P SCHOOK
   BELGAUM ROAD
   SHARADEVI NAGAR
   TUMAKURU - 572 103.

14. THE EXECUTIVE ENGINEER
    ZILLA PANCHAYAT ENGINEERING DIVISION
    NEAR CALTAX
    TUMAKURU - 572 102.

15. THE EXECUTIVE ENGINEER
    PWD DIVISION
    KUNIGAL MAIN ROAD
    OPP. POST OFFICE
    NEAR CALTAX
    TUMAKURU - 572 102.

16. KARNATAKA STATE SMALL INDUSTRIES
    DEVELOPMENT CORPORATION LIMITED
    A GOVERNMENT OF KARNATAKA UNDERTAKING
    AO BUILDING, SILVER JUBILEE BUILDING
    INDUSTRIAL ESTATE, RAJAJINAGAR
    BENGALURU URBAN
    BENGALURU - 560 010.
    REP BY ITS ASSISTANT GENERAL MANAGER

17. THE AGRICULTURAL
    PRODUCE MARKET COMMITTEE
    RANEBENNUR
    NO.742/1 APMC BUILDING
    APMC YARD
    RANEBENNUR
    HAVERI - 581 115
    (REP BY ITS SECRETARY)

18. THE DEPUTY COMMISSIONER
    MINI VIDHANA SOUDHA
    TUMAKURU - 572 101.

19. KARNATAKA INDUSTRIAL AREA
    DEVELOPMENT BOARD
                            - 114 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


    NO.49, 4TH FLOOR EAST WING
    KHANIJA BHAVAN
    RACE COURSE ROAD
    BENGALURU - 560 001
    REP BY ITS CHIEF EXECUTIVE ENGINEER

20. THE EXECUTIVE ENGINEER
    RURAL DRINKING WATER & SANITATION
    1ST FLOOR KARNATAKA SLUM
    DEVELOPMENT BOARD
    SESHADRIPURAM
    BENGALURU - 560 020.

21. THE EXECUTIVE ENGINEER
    PWD DIVISION, NEAR DC OFFICE
    CHITRADURGA - 577 501.

22. TOWN MUNICIPAL CORPORATION
    KOTE ANJENYA SWAMY TEMPLE ROAD
    TUMAKURU - 561 202
    REP BY ITS CHIEF EXECUTIVE OFFICER

23. THE EXECUTIVE ENGINEER
    CAUVERY NEERAVARI NIGAM LIMITED
    KUNIGAL DIVISION
    TUMAKURU - 572 101.

24. THE EXECUTIVE ENGINEER
    PANCHAYATRAJ ENGINEERING DIVISION
    TUMAKURU - 572 101

25. THE EXECUTIVE ENGINEER
    PANCHAYATHRAJ ENGINEERING DIVISION
    MADHUGIRI

26. THE EXECUTIVE ENGINEER
    N H DIVISION
    TUMAKURU - 572 101

27. THE EXCUTIVE ENGINEER
    PMJSY PROJECT DIVISION
    SIRA - 572 103
                           - 115 -
                    WP No.9721 of 2019 C/W WP No.13496 of 2019
                      WP No.15086 of 2019, WP No.19067 of 2019
                      WP No.25623 of 2019, WP No.30107 of 2019
                      WP No.44858 of 2019, WP No.50889 of 2019
                      WP No. 5552 of 2020, WP No.10077 of 2020
                      WP No.10163 of 2020, WP No.11941 of 2020
                       WP No.6657 of 2021, WP No.14732 of 2021
                       WP N.19719 of 2022, WP No.21895 of 2022


28. THE MANAGING DIRECTOR
    SMARTCITY LIMITED
    TUMAKURU - 572 101

29. THE EXECUTIVE ENGINEER
    MINOR IRRIGATION
    TUMAKURU - 572 101

30. THE EXECUTIVE ENGINEER
    CADA DIVISION
    TUMAKURU - 572 101

31. THE EXECUTIVE ENGINEER
    PROJECT DIVISION
    SIRA - 572 103

32. THE EXECUTIVE ENGINEER
    VISHVESHWARAIAH CANAL DIVISION
    CAUVERY NEERAVARI NIGAMA LTD.,
    MANDYA - 571 401

33. THE EXECUTIVE ENGINEER
    PWD DIVISION
    MANDYA - 571 401

34. KARNATAKA LAND ARMY
    CORPORATION LIMITED
    IT WAS INCORPORATED AS A COMPANY
    MANDYA - 571 401
    REP BY ITS CEO

35. THE TAHASILDAR
    TALUK OFFICE MADDUR
    MANDYA - 571 401

36. THE MUNICIPAL COMMISSIONER
    TOWN MUNICIPAL COUNCIL
    MADDUR - 571 428
    MANDYA DISTRICT
                            - 116 -
                     WP No.9721 of 2019 C/W WP No.13496 of 2019
                       WP No.15086 of 2019, WP No.19067 of 2019
                       WP No.25623 of 2019, WP No.30107 of 2019
                       WP No.44858 of 2019, WP No.50889 of 2019
                       WP No. 5552 of 2020, WP No.10077 of 2020
                       WP No.10163 of 2020, WP No.11941 of 2020
                        WP No.6657 of 2021, WP No.14732 of 2021
                        WP N.19719 of 2022, WP No.21895 of 2022


37. THE MUNICIPAL COMMISSIONER
    TOWN MUNICIPAL COUNCIL
    HOSAKOTE - 560 067
    BENGALURU RURAL

38. THE EXECUTIVE ENGINEER
    DESIGN & INVESTIGATION
    DIVISION BANNUR
    MANDYA - 571 401

39. THE EXECUTIVE ENGINEER
    K R S M AND MIP DIVISION
    MANDYA - 571 401

40. THE MUNICIPAL COMMISSIONER
    TOWN MUNICIPAL NELAMANGALA
    NELAMANGALA TOWN
    BANGALORE RURAL
    BANGALORE - 562 123

41. THE CHIEF EXECUTIVE OFFICER
    TOWN PANCHAYATH
    NELAMANGALA
    BENGALURU RURAL
    BENGALURU - 562 123

42. THE EXECUTIVE ENGINEER
    PUBLIC WORKS PORT AND INLAND
    WATER TRANPORT DEPARTMENT
    MANDYA - 571 401

                                          ...RESPONDENTS
(BY SRI. HEMA KUMAR, AGA FOR R1;
    SRI. MADANAN PILLAI, CGC FOR R2;
    SRI. ARAVIND V CHAVAN, ADVOCATE FOR R3 & R4;
    R-10 TO R-42 IS DISPENSED WITH;
    SRI. JEEVAN J NEERALGI, ADVOCATE FOR R5 TO R9)

     THIS WP IS FILED UNDER ARTICLE 226 OF CONSTITUTION
OF INDIA PRAYING TO a) DECLARE THAT THE PROVISIONS OF
                                - 117 -
                        WP No.9721 of 2019 C/W WP No.13496 of 2019
                          WP No.15086 of 2019, WP No.19067 of 2019
                          WP No.25623 of 2019, WP No.30107 of 2019
                          WP No.44858 of 2019, WP No.50889 of 2019
                          WP No. 5552 of 2020, WP No.10077 of 2020
                          WP No.10163 of 2020, WP No.11941 of 2020
                           WP No.6657 of 2021, WP No.14732 of 2021
                           WP N.19719 of 2022, WP No.21895 of 2022


GST ACT IS INAPPLICABLE IN RESPECT OF WORKS CONTRACT
WHERE 'PROVISIONS OF SERVICE' ARE MADE PRIOR TO
01.07.2017 IN SO FAR AS PETITIONERS ARE CONCERNED AND
CONSEQUENTLY THAT THE RESPONDENT NOS.4 TO 8 HAVE NO
JURISDICTION TO EITHER ISSUE NOTICE OR TO TAKE ANY
COERCIVE STEPS AGAINST THE PETITIONERS UNDER THE
PROVISIONS OF THE GST ACT DATED 01.07.2017 PRODUCED AS
ANNEXURE-H DATED 19.07.2017 AND ANNEXURE-H1 DATED
12.04.2017; DIRECT THE RESPONDENT NO.1 TO CONSIDER THE
REPRESENTATIONS AS PER ANNEXURE-C, ANNEXURE-C1 AND
ANNEXURE-C2     ALL    DATED     24.11.2018   IN   TANDEM    WITH
ANNEXURES-D, E TO E5; AND c) DECLARE THAT, GST BEING AN
INDIRECT TAX IS BASED ON THE CONCEPT OF COLLECT AND
PAY, AND THE LIABILITY TO PAY IN ON THE TAXABLE PERSON
AFTER COLLECTING IT FROM RECIPIENT OF GOODS OR
SERVICES i.e., FROM THE EMPLOYER OF WORKS CONTRACT
(RESPONDENT NOS.9 TO 42) AND HENCE DIRECT RESPONDENT
NO.1   BEING   THE    STATE    GOVERNMENT      TO   DIRECT    THE
RESPONDENT NOS.9 TO 42 TO PAY / REFUND THE TAX AMOUNTS
TO SOME OF THE PETITIONERS WHO HAVE ALREADY PAID GST
WITHOUT COLLECTING IT FROM THE RESPONDENT NOS.9 TO 31;
d)   PASS   SUCH     OTHER    ORDERS     AS   MAY   BE   DEEMED
APPROPRIATE UNDER THE CIRCUMSTANCES OF THE CASE, IN
THE ENDS OF JUSTICE.

     THESE PETITIONS, COMING ON FOR FURTHER HEARING,
THIS DAY, THE COURT MADE THE FOLLOWING:
                                   - 118 -
                           WP No.9721 of 2019 C/W WP No.13496 of 2019
                             WP No.15086 of 2019, WP No.19067 of 2019
                             WP No.25623 of 2019, WP No.30107 of 2019
                             WP No.44858 of 2019, WP No.50889 of 2019
                             WP No. 5552 of 2020, WP No.10077 of 2020
                             WP No.10163 of 2020, WP No.11941 of 2020
                              WP No.6657 of 2021, WP No.14732 of 2021
                              WP N.19719 of 2022, WP No.21895 of 2022


                                ORDER

Since common questions of law and fact arise for consideration in all these petitions, they are taken up for consideration together and disposed of by this common order.

Further, since identical relief's are sought for in the petitions, for the purpose of convenience, the relief's sought for in W.P.9721/2019 is reproduced as under;-

(a) Declare that the provisions of GST Act is inapplicable in respect of works contract where 'provisions of service' are made prior to 01.07.2017 in so far as petitioners are concerned and consequently that the respondent Nos 4 to 8 have no jurisdiction to either issue notice or to take any coercive steps against the Petitioners under the provisions of the GST Act dated 01.07.2017 produced as Annexure-H ;

(b) Declare that the provisions of Section 7 (3) read with clause 6 of Schedule II of the GST Act is ultra- vires Article 366 (12A), (26A) (29A) (b) & (f) the Constitution in view of and settled principles of law laid down by the Hon'ble Supreme Court regarding "works contract" and consequently that the respondent Nos. 4 to 8 have no jurisdiction to either issue notice or to take any coercive steps against the Petitioners under the provisions of the GST Act for "works contract" entered into post 01.07.2017

- 119 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 ie after the GST Act came into effect which is produced as Annexure H; and

(c) Direct the respondent No. 1 to consider the representations as per Annexure - C-1, Annexure-C-2 and Annexure- C-3 all dated 24.11.2018 in tandem with Annexures - D, E1 to E6; and

(d) Pass such other orders as may be deemed appropriate under the circumstances of the case, in the ends of justice.

2. The main issue involved in these petitions arises out of the grievance of the Petitioners that in view of the introduction of GST w.e.f 01.07.2017, the Petitioners who have earlier entered into "Works Contract" and had been assessed during the pre-GST regime either under the Composition scheme (COT scheme) or regular VAT assessment scheme( for short 'the VAT scheme') under the Karnataka Value Added Tax Act, 2003 ( for short 'the KVAT Act') are required and made liable to pay additional tax by way of GST after 01.07.2017, which is a huge differential tax burden not envisaged at the time of entering into agreements under the COT/KVAT schemes during the KVAT regime and as such, petitioners are before this Court by way of these petitions.

- 120 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

3. The Petitioners herein are class-I contractors who have entered into 'works contract' with various State Govt agencies as employers and petitioner contractors and the agreements were entered into at a point of time when the KVAT Act and Finance Act 1994 were in force. It is the contention of the Petitioners that they were registered under KVAT by obtaining TIN number and after introduction of GST from 01.07.2017, they have obtained GST registration numbers specifically and individually. Most of the Petitioners are covered under the composition scheme in terms of Section 15 read with Rule 135 of the KVAT Act except for a few Petitioners who are under the regular VAT assessment under KVAT Act. For the Petitioners who are covered under the composition scheme, the tax under KVAT Act was at 4% on the transaction value of the contract and for those who are covered under the regular VAT assessment, it was either 5% or 12% as the case may be. Under the Finance Act 1994, service tax had been exempted in respect of the Works Contract rendered to Government and statutory agencies and therefore, there was no Service Tax which was liable to be paid by the Petitioners on the

- 121 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 works contract executed by them. The Petitioners who opted for the composition scheme under Section 15 were not entitled the claim input credit or CENVAT input in case of there being any inter-

State purchase in the course of execution of works contract.

Petitioners were filing their returns in Form 100 by paying 4% composition tax on receipts and the employers would deduct 4% tax and certificate was being issued in Form 156 of the KVAT Act and the amount which was deducted is credited to the VAT account of the Petitioners.

4. Petitioners contend that 01.07.2017 when the Goods and Services Tax (GST) Act came into effect/force, the works contract was treated as "deemed service" and the Petitioners were liable to pay GST at 18% from 01.07.2017 to 21.08.2017 and at 12% from 22.08.2017 onwards. It is this differential tax amount arising out of change in tax regime from VAT to GST with effect from 01.07.2017 which has resulted in a heavy burden being imposed upon the Petitioners. It is contended that there are instances where the Petitioners have already been carried out and completed the works even prior to 01.07.2017 for which inspection and invoices are yet

- 122 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 to be raised or payments are yet to be received by the Petitioners.

There are also instances where works have commenced and most of the work is completed but invoices are yet to be raised by means of inspection to be conducted by the designated/competent authority to such works. There are contracts which are entered prior to 01.07.2017 during the KVAT regime and works continued during GST regime, contracts which are entered prior to 01.07.2017 under the KVAT regime where works are completed and the payments are due and payable under GST regime as well as contracts for which tenders were called during VAT regime and finalized during GST regime but under old schedule of rates (SR).

5. It is contended that imposition or levy of indirect tax is permissible where the supplier of service is required to pay taxes after collecting the same from the recipient of service/employer of works contract. The GST moves down the supply chain till the time and at each stage, the seller pays GST for the Government and collects it from the buyer on the invoice. The Petitioners who have rendered service to the Respondent State Govt agencies, are required to collect and pay the taxes. The Petitioners had given

- 123 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 representations to the 1st Respondent wherein the Petitioners have contended that the Central Government more particularly the Department of Railways has come out with a scheme for the purpose of ensuring additional burden of tax as per GST regime is absorbed by the Department while taxing under the GST. It is contended that the taxable incidence as per Act in so far as contractor is concerned is fixed and the tax on the differential amount in the invoice would have to be borne by the recipient of the service i.e., the employer. It is contended by the Petitioners that the State of Maharashtra, State of Odisha, State of Andhra Pradesh & Telangana and even in State of Karnataka the differential amount has been ordered to be paid to the contractors and that the Petitioners have to treated the same way as per principles of parity. It is contended that the Petitioners had given representations to the 1st Respondent Government to come out with guidelines to absorb the differential tax burden relating to works contract under GST. Under these circumstances, petitioners are before this Court by way of the present petition.

- 124 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

6. The respondent - State and other respondents have filed their statement of objections inter alia contending that for works contract executed prior to 01.07.2017, GST Act is inapplicable. It is contended that for works contract entered prior to 01.07.2017 where portion of the work has been executed prior to 01.07.2017 it will be taxed under erstwhile KVAT Act and for those works executed after 01.07.2017, it will be taxed under the provisions of GST Act. It is also contended that for works entered into and executed after the introduction of GST only the provisions of GST Act will be applicable. It is contended that the provisions of GST Act will be inapplicable to the portion of the work executed prior to 01.07.2017 and mere issuance of invoices after 01.07.2017, would not render work taxable under the GST Act. They have further contended that the onus is on the Petitioners to declare and pay tax under the KVAT Act on that portion of the work executed prior to 01.07.2017 and similarly declare and pay taxes on GST on that portion of the work executed after 01.07.2017. It is further contended by the Respondent that the representations / requests given by the Petitioners are under consideration by the Respondent

- 125 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 No.1. It is therefore submitted that there is no merit in the petitions and the same are liable to be dismissed.

7. Heard Sri. D.R. Ravishankar, learned Senior counsel appearing for Sri. Naveen Gudikote.S for the Petitioners and Sri. Hema Kumar, learned Additional Government Advocate for the respondent-State and the respective learned counsel appearing for the remaining respondents and perused the material on record.

8. On instructions, learned Senior counsel for the petitioners submitted that for the present, the challenge to the vires of the GST Act was not being pressed by the Petitioners who would be satisfied, if the respondents would act upon the petitioners' representations/requests and absorb and pay the differential tax burden. In addition to reiterating the various contentions urged in the petitions and referring to the material on record, learned Senior counsel for the petitioners submits that the petitioners are entitled to the reliefs sought for by them and appropriate orders deserve to be passed in the present petitions. In support of his contentions, learned Senior counsel placed reliance upon the State Government

- 126 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 Circulars dated 03.01.2020 and 14.12.2020 as well as upon the following decisions:-

(i) MAS Constructions vs. Hubballi Dharwad Smart City Limited - W.P.No.2804/2021 dated 22.09.2021;
(ii) Dhalbaleshwar Pattnaik vs. State of Orissa - 2020 SCC Online ORI 623;
(iii) Subaya Construction Limited vs. Tamilnadu Water Supply and Sewage Board - WP (MD) 15967 / 2020 dated 08.03.2021;
(iv) Bhagawathi Construction vs. Union of India -
(2022) 06 CCHGST 0359.

9. Per contra, learned AGA as well as the learned counsel for the other respondents, in addition reiterating the various contentions urged in their statement of objections submit that there is no merit in the petitions and the same are liable to be dismissed.

10. I have given my anxious consideration to the rival submissions and perused the material on record.

11. It is an undisputed fact that the Petitioners herein are class-I contractors who have entered into 'works contract' with various State Govt agencies and that the agreements were entered

- 127 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 into at a point of time when the KVAT Act and Finance Act 1994 were in force. It is also not in dispute that the Petitioners are either covered under Composition scheme or regular VAT assessment and that on 01.07.2017 when the GST Act was implemented pan India, the said works contract was treated as "deemed service"

and the Petitioners became liable to pay GST. It is this differential tax amount arising out of change in tax regime from VAT to GST which cast an additional tax burden on the Petitioners, which is the subject matter of the present petitions.

12. Before adverting to the rival contentions, it is necessary to refer to the State Government Circular dated 03.01.2020, which reads as under:-

"With reference to the above, your request for clarification on Tax calculation for the pre- GST period and post-GST period in the running bills of works has been examined by the GM (PF), KUIDFC and has suggested the following procedure for calculating Taxes for pre-GST period and post-CST period as follows:
1. Calculate the balance works to be completed in the original contract.

- 128 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

2. Derive the rate of materials, KVAT items required to complete the balance works.

3. Deduct the "KVAT" amount from those materials and the service tax also.

4. Add the applicable "GST" on those items.

5. Input Credit on the materials is to be arrived at and to be set at against the output GST (Billed to the Smart City) In this regard, a copy of the detailed report submitted by the Consultants M/s.S.R.& M.R. Associated, Chartered Accountants to KUIDFC on goods & service tax matters is enclosed herewith for your reference and further action in the matter."

13. Subsequently, the State Government issued one more Circular dated 14.12.2020, which reads as under :-

No: ED/212/FC2/2020 Finance Department (PC-2) KWB/CAO/AS2/AMRUT/GST/2020-21 Dated:14.12.2020 The proposal of the Administrative Department has been examined. Finance Department opines as follows:
"Karnataka Urban Water Supply & Sewerage Board, Bangalore has sought clarification on GST calculation for works contract wherein agreements were executed prior to 01.07.2017 at old schedule rate., Generally the turnover related to the supply of goods or services or both effected before 01.07.2017 (appointed date of implementation of GST) should be taxed under the provisions of the earlier laws and not GST laws. Hence the portion of the contracts which are already executed earlier to 01.07.2017 must be taxed under the erstwhile Karnataka Value Added Tax Act
- 129 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 and the Service Tax Act. This turnover, in addition to the certified works, also must include the turnover related to the uncertified works which are already executed but yet to be certified. Only that portion of the contract which are executed after the implementation of the GST, i.e., after 01.07.2017 are liable to tax under the GST Act.
In case where the works contractor has in stock, materials which are purchased before 01.07.2017 and not incorporated into the contract then the contractor has to claim the transitional rebate of the taxes paid under the earlier laws and the amount eligible would be credited to the Input Tax Credit Ledger of the contractor.
With regarding to the issue of the impact of change of tax regime is concerned a detailed annexure explaining the methodology of calculation of the impart of change of tax regime along with an illustration is placed in the file. (Annexure A & 13) Further, the tax difference should be calculated on each works separately. Based on the result obtained on calculation of the tax difference on the contract value, concerned department / Authority has to decide whether contract agreement needs to be changed or not. Hence, the applicant may be informed to submit a proposal to the concerned department from whom the contract was awarded.
(Approved by Additional Chief Secretary to Govt.
Finance Department), Sd/-
(KGayathri) Under Secretary to Govt.
Finance Department (PW Finance Cell) Sd/-
Chief Account Officer KUWS&D Board Bangalore

14. Both the aforesaid Circulars came up for consideration before the co-ordinate Bench of this Court under identical

- 130 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 circumstances in MAS Constructions's case supra, wherein it was held as under:-

" The petitioner has sought for issuance of an appropriate writ to the respondent to reimburse GST amount of Rs.42,01,582/- to the petitioner and has sought for directions for payment of interest on tax dues at 18% per annum being the statutory interest rate chargeable under Section 50 of the CGST Act, 2017.
2. The petitioner submits that the respondent authority had invited bids pursuant to floating of tender and the petitioner was awarded the contract. It is further submitted that the rates that were finalised as per the bid documents included sales tax component @ 5%. It is to be noted that the tender and work orders were allotted to the petitioner on 07.12.2018 and 29.12.2018 which is admittedly after coming into force of the Goods and Services Act ("the GST Act", for short).
3. The petitioner submits that necessary payment at the petitioner's end of the applicable GST being statutory requirement has been made and the details of the payment are as per the table mentioned in Para 11 of the petition, which reads as under:
- 131 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 Particulars Period Balance GST not paid to petitioner Renovation From 14/7/2019 Rs.15,42,727 of to 30/11/2019 Swimming pool and operation Rehabilitatio From 31/07/2019 Rs.26,58,856 n of MG to 04/08/2020 Park Total Rs.42,01,582
4.The petitioner submits that after having paid the applicable GST, the petitioner has made representations on 01.08.2019 vide Annexure-'F' and 27.02.2020 vide Annexure-'H', whereby the petitioner has called upon the respondent to release the GST amount. The request of the petitioner was taken note of by the respondent authority which has sought for clarification from the Karnataka Urban Infrastructure Development and Finance Corporation ("KUIDFC", for short) as per their letter dated 06.12.2019. The specific clarification that was sought is as to whether GST is required to be made good to the contractor as it was only 5% of the VAT which was provided for in the contract.
5.The KUIDFC by their communication dated 03.01.2020 has opined as follows:
- 132 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 "With reference to the above, your request for clarification on Tax calculation for the pre-GST period and post-GST period in the running bills of works has been examined by the GM (PF), KUIDFC and has suggested the following procedure for calculating Taxes for pre-GST period and post-GST period as follows:
1. Calculate the balance works to be completed in the original contract.
2. Derive the rate of materials, KVAT items required to comp lete the balance works.
3. Deduct the "KVAT" amount from those materials and the service tax also.
4. Add the applicable "GST" on those items.
5. Input Credit on the materials is to be arrived at and to be set at against the output GST (Billed to the Smart City) In this regard, a copy of the detailed report submitted by the Consultants M/s.S.R. & M.R. Associated, Chartered Accountants to KUIDFC on goods & service tax matters is enclosed herewith for your reference and further action in the matter."
6. It is not in dispute that the respondent authority had sought for clarification from KUIDFC, communication has been made out to the respondent authority as per the letter dated 03.01.2020 in terms as noticed above.
7. Various other contentions are raised including that the contracts have a dispute resolution clause and accordingly, any dispute relating to the rates or as regards to the assertion of the petitioner that GST paid by him is required to be made good, is a matter to be referred in terms of the dispute resolution clause. However, the petition could be
- 133 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 disposed off without recording any finding on such contention.

8. It is to be noticed that clarification on 03.01.2020 by the KUIDFC is clear.

9. The Karnataka Urban Water Supply and Sewerage Board had sought for a clarification relating to implementation of GST in relation to performance of portions of contract after coming into force of GST. The Finance Department by its clarification dated 14.12.2020 has also opined that the tax difference ought to be calculated on each of the works and necessary steps to be taken to decide as to whether contract agreement needs to be changed. While making such clarification, the nature of reconciliation of tax paid in the pre-GST regime as well as taxes as applicable relating to all taxes in post-GST regime has been taken note of. The methodology and impact of change of tax has also been referred to. This stand has been approved by the Additional Chief Secretary to Government, Finance Department. This clarification made in the context of an authority set up under a statute and taking note of the clarification made by the KUIDFC, the respondent is required to act in terms of the clarification made.

- 134 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

10. Further, insofar as tax component is concerned, as the contracts were entered after coming into force of the GST Act, and in light of the opinion expressed by a clarification made on 03.01.2020, the respondent is required to make good the GST after adjusting the amounts of sales tax that was provided for in the contract entered into between the petitioner and the respondent.

11. It is further to be noticed that the tax component is an independent component which the petitioner does not retain as a profit and is a statutory payment to be made. Looking into the nature of such payment of GST, the respondent is required to honour the same in terms of the clarification dated 03.01.2020. The consideration by the respondent to be made within a period of not later than twelve weeks from the date of release of the order.

12. Accordingly, the petition is disposed off."

15. So also, in the case of Dhabaleshwar Pattnaik Vs. State of Orrisa, referred to supra, certain directions have been given by the Division bench of the said Court as under:

3. In case of work, where the tender was invited before 01.07.2017 on the basis of SOR-2014, but payments
- 135 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 made for balance work or full work after implementation of GST, the following procedure shall be followed to determine the amount payable to the works contractor;

(i) Item-wise quantity of work done after 30.06.2017 (i.e. the Balance Work) an its work value as per the original agreement basing on the pre-revised SoR 2014 is to be ascertained first.

(ii) The revised estimated work value for the Balance Work is to be determines 2014 is to be ascertained first. as per the Revised SoR-2014. (In case of rates of any goods or service used in execution of the balance Work not covered in the Revised SoR-2014, the tax exclusive basic value of that goods or service shall be determined by removing the embedded tax incidences of VAT, Entry Tax, Excise Duty, Service Tax, from the estimated Price/Quoted Price.)n

(iii) The revised estimated work value for the Balance Work shall then be enhanced or reduced in the same proportion as that of the tender premium/discount.

(iv) Finally, the applicable GST rate (5%, 12%, or 18% as the case may be) is to be added on the revised estimated work value for the Balance Work to arrive at the GST-inclusive work value for the Balance Work.

(v) A model format for calculation of the GST-inclusive work value for the Balance Work is attached as Annexure. The competent authority responsible for making payment to the works contractor will determine GST inclusive work value for

- 136 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 the Balance Work for which agreement executed on the basis of SoR-2014.

(vi) A supplementary agreement shall be signed with the works contractor for the revised GST-inclusive work value for the Balance Work as determines above.

(vii) In case the revised GST-inclusive work value for the Balance Work is more than the original agreement work value for the Balance Work, the works contractor is to be reimbursed for the excess amount.

(viii) In case the revised GST-inclusive work value for the Balance Work is less than the original agreement work value for the Balance Work, the payment the works contractor is to be reduced accordingly. In case excess payment has already been made to the works contractor in pursuance of the origin agreement, the excess amount paid must be recovered from the works contractor.

(ix) These procedures shall be applicable to all works contract including those executed in EPC/Turn- key/Lumpsum mode.

16. So also, in the case of Subaya Construction's case supra, the Madras High Court held as under:-

"When the Petitioners entered into an agreement with the Respondent-Board, the contract price comprise three components viz., cost factor, profit margin and tax component. There cannot be any contest regarding the cost factor and profit margin. The tax liability will have to borne by
- 137 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 the Respondent-Board. The Respondents are directed to reworking terms of the contract and entered into a revised agreement with the Petitioners. The entire exercise shall be concluded within a period of 8 weeks from the date of receipt of copy of this order".

17. Similarly, in Bhagwati Constructions' case supra, the Gujarat High Court held as under:-

25. The issue that arises for our consideration is, whether the respondents are justified in withholding the refund/reimbursement in favour of the writ-applicants.
26. The Government of India through the Ministry of Railways, had issued an order on 27.10.2017 for the GST neutralization of the contracts. The order reads as under
"Government of India Ministry Of Railways (Railway Board) New Delhi No. 2017/CE-I/CT/7/GST, dated 27.10.2017 To As per list attached Sub: Impact of GST on Existing Works Contracts
1. Ministry of Railways have received a number of representations from Zonal Railways, railway contractors and contractors associations with a request that the increased tax liability due to implementation of GST should be borne by railways in works contracts awarded before implementation of GST. The issue was under consideration of Board for some time. It is seen that the impact of GST varies, depending upon the type of work, business model adopted by contractor and also on the state in which these works are being carried out. The impact is
- 138 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 much more in labour intensive works like P. Way linking. Earthwork etc.
2. Considering the above, it has been decided to make existing works contracts awarded before implementation of GST, as GST neutral after carefully taking into account the input tax credit available to the contractor, on a case to case basis, on production of documentary evidence. This exercise may involve reimbursement to contractors or recovery from contractors depending upon the tax liability of the contractor before GST and after GST including input tax credit available to the contractor after GST.
3. Zonal Roadways/Production Units may therefore work out modalities through a procedure order with the approval of General Manager is consultation with Principal Financial Advisor & legal cell. Following should be kept in view while framing the procedure order 3.1 For dealing with impact of GST is individual contracts, a supplementary agreement is to be entered in to withthe contractor in consultation with financial advisor in terms of Para 1265 of the Engineering Code.
3.2 A clause is to be added in the supplementary agreement to state that in case there is any further change in the GST tax structure till the date of completion of work or any error is noticed in the calculation of amount payable/recoverable till the release of Final Bill amount to contractor, the same shall be paid by the Railwaysor recovered from the contractor's bills/security deposit or any other dues of contractor with the Govt of India.
3.3 In case while awarding the contracts, the reasonability of rates was justified by Tender Committee considering the impact of CST, such compensation would not apply.
3.4 For neutralizing GST impact on the works contracts awarded before implementation of GST along withdocumentary evidence, the contractor should submit work sheet of tax liability before GST and after GST dulycertified by chartered accountant engaged by him.
The tax liability of the contractor before implementation of CST should be worked out taking into account all stipulated taxes in
- 139 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 force before GST implementation i.e. Excise duty. VAT including VAT on Excise duty. Entry tax, Octroi duty, prevalent Service tax etc., irrespective of whether the same were actually paid by agency or not.
3.5 The rate reasonability and quantities of input materials for which ITC shall be available to the contractor, should be ensured by the executive with due care in consultation with associate finance.
3.6 Sample post checks of the compensation made to the contractor may be got undertaken by the GST consultant engaged by the Zonal Railways/Production Units.
3.7 Recovery, if any, which is required to be done from the contractors, may be regulated as per Section 171(1) of CGST Act 2017.
4. This is issued with the approval of Board (ME, FC, CRB) (Prem Sagar Gupta) Executive Director/Civil Engineering (G)/Railway Board
27. Pursuant to such order, the Western Railways issued a Joint Procedure Order dated 21.1.2018 laying downthe procedure for the GST neutralization based upon the policy of the Government of India. The relevant portionof the order reads thus:
"4. The review for GST neutrality is to be done on a case to case basis on the production of various detailed outin the following paragraphs of the JPO Xxxxxxxxxxxxxxxxxx
8. Procedure to be followed for GST neutralization:
- 140 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 8.1 In accordance with the Railway Board's letter dated 27.10.2017 all contracts awarded prior to at 01.07:2017 and all such contracts for which tenders were opened prior to 01.07.2017 but finalized after the implementation of GST are to be considered for GST neutralization. However, if any of the tender has been finalized duly considering the impact of GST. then such contract will not be eligible for the proposed GST neutralization 8.2 For dealing with the impact of GST in individual contract, a Supplementary (Subsidiary) agreement is to be entered into by the Executive, with the contractor, duly vetted by Finance, in terms of Para 1265 of the Indian Railway Engineering Code A Supplementary agreement is to be signed by the Original Agreement Signing Authority or by the Authority delegated such powers (Proforma for the agreement is given in Annexure-A).

Xxxxxxxxxxxxxx 8.5 The contractor shall submit a work sheet for On Account/FCC bills for assessing the tax liability before andafter GST including the input tax credit available to the contractor. This shall be duly certified by the Statutory/Tax Auditor auditing the books of the contractor. The tax liability of the Contractor before implementation of GST should be worked out taking into account all stipulated taxes in force prior to the implementation of GST i.e., excise duty, VAT, including VAT on excise duty, entry tax, octroi duty, prevalent service tax etc, irrespective of whether the same were paid by the agency or not for the On Account/FCC Bills.

8.6 On receipt of the Account/Final contract certificate from the executive, the contractor shall submit the following documents (for the on Account/FCC to the Executive for the GST neutralization.

a. The invoice (Bill) duly segregating the GST component from the gross amount of the work executed. This should contain details of GSTIN TIN & STRN numbers-state-wise (if he is working is more than one State alongwith the worksheet.

- 141 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 b. A work sheet for the tax liabilities before GST and after GST, including the list of items for which the to put Tax Credit (ITC) is available for the work. A sample copy of the work sheet is given in the Annexure-B for general guidance. The details given in this worksheet and calculations should be duly certified by Statutory/Tax Auditor auditing books of the contractor. This worksheet shall be submitted for each of the bills, which may have already been passed as per provision of para 15 of this JPO and also for all other bills being processed after the notification of the GST for the contracts falling in the categories in para 1(i) & (iii)and HO GST rates as applicable at the time of actual passing of bills will be adopted.

The worksheet shall contain details of the quantities of all input materials/services procured for the particularwork/works. The contractor shall also certify that the invoices submitted for the work have not been/will not be used for any other work to claim Input Tax Credit (ITC)/refund. The contractor shall also give a certificate thatno refund claims of GST are pending settlement with the GST authorities.

At the Railway end, the component of input materials/services for SOR/USSOR items will be checked with reference to the rate analysis available in the SOR/USSOR for NS items, the executive officer will carry out a detained rate analysis considering the input materials/services required for executing the NS item which will be approved by JAG/Senior Scale ( independent charge) c. The contractor shall, for the On Account/FCC bills, shall submit all the original Tax Invoices for all the inputmaterial/services procured for the particular work, enfaced with agreement number, in support of the ITC and thesame shall be duly certified by the Statutory/Tax Auditor auditing the books of the contractor.

d. The tax liability of the Contractor, before implementation of GST, shall be worked out for On Account/PCC billstaking

- 142 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 into account all stipulated taxes in force before the GST implementation i.e., excise duty. VAT, includingVAT on Excise duty, entry tax, octroi duty, prevalent service tax etc.. Irrespective of whether the same were paidby the agency or not.

e. In case the contractor has procured material from unregistered vendors/suppliers the details of suchprocurement should be included in worksheet f. The contractor shall submit copies of GST returns GSTRI, GSTR2, GSTR3, GSTR3, etc. as available on GSTNetwork from time to time.

Xxxxxxxxxxxxxx

10. The difference of bill amount arrived at as per the old taxes (before GST) and GST, duly considering the ITC certified by the Statutory/Tax Auditor auditing the books of the contractor, shall be checked by the Executive. The tax liability of the contractor before and after implementation of the GST, submitted by the contractor, shall be recorded in the Measurement Book clearly showing--

Tax liability before GST = Rs.............

Tax liability after GST = Rs.............

Difference =(+)/(-)= Rs.............

The bill containing these details shall then be prepared as per the format given in Annexure-B and forwarded to Finance for security and prior vetting The contractors claim will then be admitted to the for passing of the Bill The difference in the tax liability before the GST and after the GST and after the GST shall be reimbursed to the contractor or recovered from the contractor as the case may be.

- 143 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

11. Recovery, if any, from the contractors may be regulated as per section 171 (1) of CGST Act 2017, i.e., any reduction in the rate of tax on any supply of goods or services or the benefit of the Input Tax Credit shall be passed on to the recipient (Railways) by way of a commensurate reduction in the prices. The executive will review all the agreements to ensure that recovery is done, wherever due. The recovery shall be effected from the on account bills on hand and if no accountbills are pending the recovery shall be affected from the final bill/security deposit or any other dues.

28. 1t is germane to note that paragraph 4 of the JPOs as above provides that the review for the GST neutrality is to be done on case-to-case basis. Further, it is provided in paragraph 8.2 as above of the JPO that a supplementary agreement is to be entered in to by the executive with the contractor for dealing with the impact of the GST in individual contracts Paragraph 8.6 (b) ofthe JPO provides that the contractor will have to provide a work sheet for the tax liabilities before the GST and after the OST including the list of items for which the input tax credit is available for the work. It is further provided that the worksheet should contain the details of the quantities of the input materials/services procured for the particular works. Paragraph 8.6 (C) of the JPO further provides that the contractor shall submit the original tax invoices for all the input material/services procured for the particular work in support of the input tax credit. Paragraph 8.6 (f) of the IPO require furnishing the copies of the GST returns. Paragraph 10 of the JPO provides for calculating differential tax for the contract considering the

- 144 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 input tax credit for the contract. A draft of the supplementary agreement is annexed along with the JPO

29. From the reading of the terms of the JPO as aforesaid, the following factual position emerges

(a) The calculation of the GST neutralization is envisaged separately for each contract.

(b) A supplementary agreement is to be entered into by the Railways with the contractor for the purpose of GST neutralization.

(c) The details of the input tax credit are to be provided by the contractor in respect of the input materials used for a particular work.

(d) Reimbursement/refund is to be granted for differential tax liability taking into account for pre-GST and the post-GST tax liability. If at all the post-CST liability for a particular contract is lower than the pre-GST liability, then the amount can also be recovered from the contractor.

30. In the case of the writ-applicants, it is not in dispute that the supplementary agreement has been entered into only with respect to the agreement dated 29.6.2017 executed in connection with the work of E-Tender No. Dy CE(C)/P&D/ADL/HMT-16. The parties to the agreement have clearly agreed to the GST neutralitiesin respect of such contract. Moreover, the writ-applicants have produced a certificate of the Chartered Accountant certifying that no GST-paid inputs have been used in the execution of the

- 145 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 contract and, therefore, there was no input tax credit pertaining to this contract. Such facts are not in dispute. If that be so, then the writ-applicants are entitled to refund in terms of the order for the GST neutralization, issued by the Ministry of Railways read with the JPO and the supplementary agreement. In fact, it appears that this was also determined by the respondents themselves by generating a pay order in favour of the writ-applicants.

18. I find considerable force in the submission made by the learned Senior counsel for the petitioners that the tax component is an independent component which the petitioners do not retain as a profit and is a statutory payment to be made; that looking into the nature of such payment of GST, the respondents/employers are required to honour the same after determining the differential tax burden, especially for the Petitioners who are before this court where "works contract" were entered prior to 01.07.2017 during KVAT regime and works are completed pre-GST but payments are made post-GST or Contracts entered prior to 01.07.2017 but partly executed pre-GST and balance work executed post-GST or Contracts for which tenders were invited during KVAT regime and finalised after 01.07.2017 under GST regime or contracts which

- 146 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 were invited during KVAT regime under old schedule of rates (SR) but finalised under GST regime and that a certain procedure is required to be followed to determine the amount payable by or to the works contractors/Petitioners.

19. In view of the aforesaid facts and circumstances and the Circulars dated 03.01.2020 and 14.12.2020, which have been followed by this Court in MAS constructions's case supra, and also the judgments of other High Courts referred to supra rendered under identical / similar circumstances, in order to do substantial justice, I deem it just and appropriate to dispose of the present petitions by issuing appropriate directions in this regard.

20. In the result, I pass the following:-

ORDER
(i) Petitions are hereby disposed of.
(ii) The Respondents-State and other Govt agencies / Respondents who have entered into works contract with the Petitioners are issued the following directions / guidelines:-
- 147 -
WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022
(a) Calculate the works executed pre-GST (prior to 01.07.2017) under KVAT regime and payments received by the Petitioners.

(b) The payments received by the Petitioners pre-

GST for such of the works executed before 01.07.2017 are to be assessed under KVAT tax regime - either under COT or VAT scheme as applicable.

(c) Calculate the balance works to be completed or completed after 01.07.2017, in the original contract.

(d) Derive the rate of materials, KVAT items required or used to complete the balance works.

(e) Deduct the "KVAT" amount from those materials and the service tax, if applicable.

(f) Add the applicable "GST" on those items.

(g) Input Credit on the materials is to be arrived at and be set off as against the output GST, for those assessed under regular VAT.

- 148 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

(h) Further, the "tax difference" should be calculated on such balance works executed or to be executed after 01.07.2017 separately.

(i) Based on the result obtained on calculation of the tax difference on the contract value, concerned department/authority has to decide whether agreement needs to be changed or not.

(j) A supplementary agreement may be signed with the Petitioners for the revised GST-inclusive work value for the Balance Work completed or to be completed as determined above and in case the revised GST-inclusive work value for the Balance Work, completed or to be completed after 01.07.2017, is more than the original agreement work value, the Petitioners are to be paid /reimbursed, as the case may be, the differential tax amount by the concerned employer; so also, in case payments for works completed pre-GST are made post-

GST, the concerned employer has to pay or reimburse, as

- 149 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022 the case may be, the differential tax amount, to the Petitioners.

(iii) Petitioners are directed to submit comprehensive representations to the respective employers/Respondents within a period of 4 weeks from the date of receipt of a copy of this order, irrespective of whether they have completed the works pre-GST or post-GST or payments were received or yet to be received post-GST.

(iv) If such representations are submitted, the respective employers/Respondents are directed to consider and dispose of the same in the light of the aforesaid directions / guidelines as expeditiously as possible and at any rate within a period of 8 weeks from the date of submission of the representations.

(v) In view of the interim orders passed by this Court in the present petitions, such of the petitioners who had not filed their GST returns during the period after 01.07.2017 are permitted to file their returns / amended returns, pursuant to the calculation of the differential tax as per procedure above under GST regime, without insisting on interest or penalty or limitation.

- 150 -

WP No.9721 of 2019 C/W WP No.13496 of 2019 WP No.15086 of 2019, WP No.19067 of 2019 WP No.25623 of 2019, WP No.30107 of 2019 WP No.44858 of 2019, WP No.50889 of 2019 WP No. 5552 of 2020, WP No.10077 of 2020 WP No.10163 of 2020, WP No.11941 of 2020 WP No.6657 of 2021, WP No.14732 of 2021 WP N.19719 of 2022, WP No.21895 of 2022

(vi) The GST authorities are also directed not to take precipitative action against the Petitioners for a period of 6 months from the date of receipt of a copy of this order.

(vii) Liberty is reserved in favour of the petitioners to challenge any order / decision passed / taken by the respondents or the authorities, subsequent to this order and also take recourse to such remedies as available in law.

Sd/-

JUDGE MDS/SRL List No.: 2 Sl No.: 3