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 3, Cited by 0]

Gujarat High Court

Ipca Laboratories Ltd vs Union Of India on 24 October, 2018

Author: Akil Kureshi

Bench: Akil Kureshi, Umesh Trivedi

        C/SCA/16156/2018                                     ORDER




     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

     R/SPECIAL CIVIL APPLICATION NO. 16156 of 2018

======================================
                 IPCA LABORATORIES LTD
                          Versus
                     UNION OF INDIA
======================================
Appearance:
KUNTAL A PARIKH(7757) for the PETITIONER(s) No. 1,2
for the RESPONDENT(s) No. 1,2,3,4
======================================

CORAM: HONOURABLE MR.JUSTICE AKIL KURESHI
       and
       HONOURABLE MR.JUSTICE UMESH TRIVEDI

                            Date : 24/10/2018

                    ORAL ORDER

(PER : HONOURABLE MR.JUSTICE AKIL KURESHI)

1. The petitioners grievance is that the goods of the petitioners being transported by the transporter engaged by the petitioners did not reach the destination within the prescribed time as communicated in the documents maintained in terms of Rule 138 of the Central Goods and Services Tax Rules on account of transporters strike. The transporter did not extend the validity. As a result, the respondents authorities demanded tax and penalty from the petitioners. In this context, the petitioners have challenged the constitutional validity of portions of Sections 129 and 130 of the Central Goods and Services Tax Rules.

2. Prima facie we do not find the statutory provisions brought to our notice, its a situation of automatic imposition of Page 1 of 2 Downloaded on : Mon Jun 15 04:21:55 IST 2020 C/SCA/16156/2018 ORDER tax and penalty at the rate of 100% on such tax. At this stage, we are not inclined to examine the vires of the statutory provisions. We would instead try to address the petitioners grievance within the statutory frame work. Under the circumstances, it is not necessary to issue notice to the learned Attorney General.

3. Let there be notice to the respondents returnable on 05.12.2018.

(AKIL KURESHI, J.) (UMESH TRIVEDI, J.) siji Page 2 of 2 Downloaded on : Mon Jun 15 04:21:55 IST 2020