Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Raghuveer Ispat Private Limited vs State Of U.P. And 2 Others
2024 Latest Caselaw 19722 ALL

Citation : 2024 Latest Caselaw 19722 ALL
Judgement Date : 29 May, 2024

Allahabad High Court

M/S Raghuveer Ispat Private Limited vs State Of U.P. And 2 Others on 29 May, 2024





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2024:AHC:98103
 
Court No. - 1
 

 
Case :- WRIT TAX No. - 222 of 2021
 

 
Petitioner :- M/S Raghuveer Ispat Private Limited
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Vishwjit
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Shekhar B. Saraf,J.
 

1. Heard Mr. Vishwjit, learned counsel appearing on behalf of the petitioner and Sri Ravi Shankar Pandey, learned Additional Chief Standing Counsel appearing on behalf of the State.

2. This is a petition under Article 226 of the Constitution of India, wherein the writ petitioner is aggrieved by penalty order dated December 9, 2017 passed under Section 129(3) of the Uttar Pradesh Goods and Services Tax Act, 2017 (hereinafter referred to as the 'Act') and the order in appeal dated May 8, 2019 passed under Section 107 of the Act by the Additional Commissioner Grade-2 (Appeal), State Tax, Kanpur.

3. Learned counsel appearing on behalf of the petitioner submits that the only discrepancy found by the authorities was that the e-way bill had expired. He further submits that there was no other discrepancy apart from the expiry of e-way bill. He further submits that the goods were accompanied by relevant documents and also matched the description as per invoice. He also submits that the reason for the expiry of e-way bill has been explained to the authorities, indicating that engine of the vehicle got failed and after being repaired, it was moved for its onward journey. It is also to be noted that the interception had taken place prior to April, 2018, accordingly, the judgement in M/s Axpress Logistics India Pvt. Ltd. Vs. Union of India and others (Writ Tax No.602 of 2018, decided on 9.4.2018) would apply in this particular case. Furthermore, one may take reference to the judgment of this Court in M/s Globe Panel Industries India Pvt. Ltd. v. State of U.P. and others (Writ Tax No.141 of 2023 dated February 5, 2024) passed by this Court, wherein this Court had dealt with the similar issue and held as follows :-

"Indubitably, there is a technical violation that has been committed by the petitioner. However, the authorities have not been able to indicate in any manner that the E-Way Bill had been used repeatedly nor have they made out any case with regard to an intention to evade tax by the petitioner. Accordingly, this Court is of the view that such a technical violation by itself without any intention to evade tax cannot lead to imposition of penalty under Section 129(3) of the Act. This view is fortified by a catena of judgments as indicated above."

4. In light of the same, this Court is unable to agree with the findings of the authorities, and accordingly, the impugned orders dated December 9, 2017 and May 8, 2019 are quashed and set aside.

5. This Court directs the respondents to refund the amount of tax and penalty deposited by the petitioner within a period of four weeks from date.

6. The instant writ petition is allowed in aforesaid terms. There shall be no order as to the costs.

Order Date :- 29.5.2024

Kuldeep

(Shekhar B. Saraf,J.)

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter