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 0, Cited by 0]

Delhi High Court

Goyal Iron And Steel Traders vs Assistant Commissioner Palam Division ... on 23 September, 2020

Author: Manmohan

Bench: Manmohan, Sanjeev Narula

$~1
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
+      W.P.(C) 6799/2020
       GOYAL IRON AND STEEL TRADERS                ...... Petitioner
                    Through: Ms.Vibhooti Malhotra, Advocate.
                          versus

       ASSISTANT COMMISSIONER
       PALAM DIVISION CGST DELHI SOUTH & ORS. ..... Respondents
                    Through: Mr.Harpreet Singh, Sr.Standing
                             counsel for R-1 to 3.
%                                  Date of Decision: 23rd September, 2020
CORAM:
HON'BLE MR. JUSTICE MANMOHAN
HON'BLE MR. JUSTICE SANJEEV NARULA
                          JUDGMENT

MANMOHAN, J: (Oral) C.M.No.23547/2020 Exemption allowed, subject to all just exceptions. Accordingly, the application stands disposed of. W.P.(C) No.6799/2020 & C.M.No.23548/2020

1. The petition has been listed before this Bench by the Registry in view of the urgency expressed therein. The same has been heard by way of video conferencing.

2. Present writ petition has been filed challenging the impugned Input Tax Credit block dated 25th January, 2020 in the petitioner‟s electronic credit ledger and impugned notice dated 28th January, 2020 issued by respondents nos.1 and 2 citing a mismatch in the Input Tax Credit claimed in GSTR-3B and that appearing in GSTR-2A during the period April, 2018 -

W.P.(C) 6799/2020 Page 1 of 3

March, 2019 as well as a direction to respondents nos.1, 2 & 3 to open the GST portal so that respondent no.4 and petitioner can make necessary modifications and remove the mismatch on account of respondent no.4‟s failure to mention petitioner‟s GST registration number. In the alternative, petitioner seeks directions to respondents nos.1 and 2 to pass a speaking order on its representation dated 20th August, 2020 or direction to respondents nos.1 and 2 to provide "reasons to believe" recorded in the petitioner‟s case prior to the credit block and to provide an opportunity to the petitioner to file objections thereon and seek their disposal by way of a speaking order.

3. Learned counsel for petitioner states that the said Input Tax Credit was claimed on account of purchases made from Indian Oil Corporation- respondent no.4 against duly issued tax invoices and the tax levied on the sale had been duly deposited with the Government treasury.

4. She submits that the impugned Input Tax Credit block dated 25th January, 2020 had been undertaken without issuance of any prior notice or reasoned order. It is the petitioner‟s case that the conditions mentioned in Rule 86A of the CGST Rules, 2017 are not satisfied in the present case.

5. She contends that from the impugned notice dated 28th January, 2020 issued by respondents nos.1 and 2, it is apparent that the alleged mismatch of input tax credit arises on the account of respondent no.4‟s wrongful classification of sale to petitioner as a sale to an „unregistered entity. She points out that the invoices issued by respondent no.4 contain the petitioner‟s GST registration number. She states that, in fact, respondent no.4 has admitted its mistake to the respondents.

W.P.(C) 6799/2020 Page 2 of 3

6. She further states that the approach of respondents nos.1 and 2 in issuing the impugned credit block and impugned notice is contrary to the scheme laid down in Rule 71 of the CGST Rules, 2017 inasmuch as there is no window/time left for respondent no.4 to rectify the mistake.

7. Issue notice.

8. Mr.Harpreet Singh, learned senior standing counsel accepts notice on behalf of the respondents. He states that he has no objection if the present writ petition is directed to be treated as a representation to respondent no.1 and the same is directed to be disposed of by way of a reasoned order.

9. In view of the aforesaid, the present writ petition is directed to be treated as a representation to respondent no.1, who is directed to decide the same by way of a reasoned order within four weeks, in accordance with law, after giving an opportunity of hearing to the petitioner and/or its authorized representative.

10. Till the said representation is decided by respondent no.1, the parties are directed to maintain status quo with regard to the impugned notice dated 28th January, 2020.

11. Accordingly, the present writ petition and application stand disposed of.

12. The order be uploaded on the website forthwith. Copy of the order be also forwarded to the learned counsel through e-mail.

MANMOHAN, J SANJEEV NARULA, J SEPTEMBER 23, 2020 KA W.P.(C) 6799/2020 Page 3 of 3