Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ambrish Chandra Arya vs State Of U.P. Thru. Prin. Secy. (Deptt. ...
2025 Latest Caselaw 6438 ALL

Citation : 2025 Latest Caselaw 6438 ALL
Judgement Date : 25 March, 2025

Allahabad High Court

Ambrish Chandra Arya vs State Of U.P. Thru. Prin. Secy. (Deptt. ... on 25 March, 2025

Author: Rajan Roy
Bench: Rajan Roy




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:16985-DB
 
Court No. - 2
 

 
Case :- WRIT TAX No. - 242 of 2025
 

 
Petitioner :- Ambrish Chandra Arya
 
Respondent :- State Of U.P. Thru. Prin. Secy. (Deptt. Of State Tax) And Another
 
Counsel for Petitioner :- Utkarsh Singh
 
Counsel for Respondent :- C.S.C.
 

 
Hon'ble Rajan Roy,J.
 

Hon'ble Om Prakash Shukla,J.

1. Heard.

2. By means of this petition, the petitioner has has challenged ex-parte demand order and show cause notice dated 14.12.2023 and 21.09.2023 relating to the assessment year 2017-18 issued by the Assistant Commissioner Jurisdiction Ayodhya Sector -3, State Tax, Ayodhya (B): Ayodhya: Uttar Pradesh Section 73 of the Uttar Pradesh State Goods and Service Tax Act, 2017.

3. This subject matter is covered by the judgment and order dated 06.02.2025 rendered in Writ Tax No. 57 of 2025 (M/s Anita Traders Lko. U.P. Thru Proprietor Aneeta Sharma vs. State of U.P. and another. The said judgment reads as under:

"Heard Sri Pranjal Shukla, learned counsel for the petitioner and Sri Sri Rajesh Tiwari, learned A.C.S.C. for the State.

By means of this petition, the petitioner has sought quashing of Demand Order dated 02.12.2023 and Show Cause Notice dated 29.09.2023 issued consequent to it by the concerned opposite party under Section 73 of the Uttar Pradesh State Goods and Service Tax Act, 2017.

The contention of counsel for the petitioner is that the notices are time bound. He relies upon an order dated 12.11.2024 passed by us in Writ Tax No.264/2024, wherein similar issued was considered. The said order reads as under:-

"1. Supplementary affidavit on behalf of petitioner and short counter affidavit on behalf of State filed today are taken on record.

2. Heard Shri Anuj Kudesia, learned counsel for the petitioner and learned Additional Chief Standing Counsel for the State as also Shri Akhilesh Kumar, Deputy Commissioner, State G.S.T., Lucknow, who is present before this Court.

3. The present writ petition has been filed with the following reliefs:-

"i) to issue a writ, order or direction in the nature of Certiorari quashing the order on Form GST DRC-13 dated 05.10.2024 issued by Deputy Commissioner, State Tax, Sector 05, Lucknow contained as annexure no. 1 to this writ petition.

ii) to issue a writ, order or direction in the nature of certiorari quashing the assessment order and DRC-07 dated 02.12.2023 issued by Deputy Commissioner, State Tax, Sector-5, Lucknow contained as annexure no. 2 to this writ petition.

iii) to issue a writ, order or direction in the nature of mandamus commanding the respondents to direct the petitioner bank to de-freeze the two bank accounts operated petitioners i.e. account No. 7711564951 and Accout No. 9946014812 in Kotak Mahindra Bank. "

4. The contention of learned counsel for the petitioner is that the impugned orders are barred by sub Section 10 of Section 73 of the U.P.G.S.T. Act, 2017 (hereinafter referred to as, the Act, 2017) as they have been passed beyond the time limit prescribed therein as calculated from the due date of filing annual returns prescribed in Section 44 (1), which was extended to 05.02.2020 and the time limit of three years ended on 05.02.2023 but the impugned orders are dated 05.10.2024 and 02.12.2023, therefore, the impugned orders are without jurisdiction.

5. After hearing the parties, what comes out is that for justifying the time limit within which the impugned orders have been passed under Section 73 (9) and (10) of the Act, 2017 for the financial year 2017-18 reliance is being placed upon a notification dated 24.04.2023 by which the time limit of three years mentioned in sub Section 10 of Section 73 was extended for the financial year 2017-18 upto 31.12.2023, however, what is being omitted from consideration by the opposite party is that this notification dated 24.04.2023 has been given retrospective effect only from 31.03.2023 and not prior to it, now, in this context we may refer to Section 73 (10) of the Act, 2017, which reads as under:-

"(10) The proper officer shall issue the order under sub-section (9) within three years from the due date for furnishing of annual return for the financial year to which the tax not paid or short paid or input tax credit wrongly availed or utilised relates to or within three years from the date of erroneous refund."

6. We may also refer to Section 44(1) of the Act, 2017, which reads as under:-

"44. Annual return -(1) Every registered person, other than an Input Service Distributor, a person paying tax under section 51 or section 52, a casual taxable person and a non-resident taxable person, shall furnish an annual return for every financial year electronically in such form and manner as may be prescribed on or before the thirty-first day of December following the end of such financial year.

Provided that the Commissioner may, on the recommendations of the Council and for reasons to be recorded in writing, by notification, extend the time limit for furnishing the annual return for such class of registered persons as may be specified therein:

Provided further that any extension of time limit notified by the Commissioner of Central tax shall be deemed to be notified by the Commissioner."

7. Ordinarily the due date for filing annual return is 31st December of the end of the Financial Year, which in the case of financial year 2017-18 would be 31.12.2018, however, this due date for filing annual return, as already observed earlier, was extended vide notification of the Central Board of Direct Taxes and Customs dated, 03.02.2018 to 05.02.2020 and this notification was adopted by the State of U.P. vide notification dated 05.02.2020. Based on this notification, the period of three years mentioned in sub Section 10 of Section 73 would end on 05.02.2023 meaning thereby, an order under sub Section 9 of Section 73 for the financial year 2017-18 could have been passed by 05.02.2023 but not after it. Now the opposite parties are relying on the notification dated 24.04.2023 to submit that in fact they could have passed the order under sub Section 9 of Section 73 uptill 31.12.2023 however in doing so, they omit to consider para no. 2 of the said notification which says that the notification dated 24.04.2023 would be applicable retrospectively but only from 31.03.2023 meaning thereby, if the time limit of three years prescribed in sub Section 10 of Section 73 read with sub Section 1 of Section 44 expired prior to 31.03.2023 then the notification dated 24.04.2023 extending the time limit for passing of an order under sub Section 9 of Section 73 would not be applicable, apparently so.

8. Apparently the impugned orders are beyond the time limit prescribed under sub Section 10 of Section 73 as applicable for the financial year 2017-18 and therefore the impugned orders are beyond jurisdiction being barred by the time provided in the said provision, therefore, we allow the writ petition and quash the impugned orders dated 05.10.2024 and 02.12.2023 issued by the Deputy Commissioner, State Tax, Sector 05, Lucknow.

9. Consequences shall follow, accordingly. The accounts of the petitioner which have been freezed shall be de-freezed. "

As would be apparent from a reading of the said order, the due date for filing annual return in the case of financial year 2017-18 was 31.12.2018, however, this due date was extended by the Central Board of Direct Taxes and Customs vide notification dated 03.02.2018, to 05.02.2020 and this notification was adopted by the State of U.P. vide notification dated 05.02.2020. Based on this notification, the period of three years mentioned in Sub Section 10 of Section 73 would end on 05.02.2023 meaning thereby, an order under Sub Section 9 of Section 73 for the financial year 2017-18 could have been passed by 05.02.2023 but not after it. Now the opposite parties are relying on the notification dated 24.04.2023 to submit that in fact they could have passed the order under sub Section 9 of Section 73 uptill 31.12.2023 however in doing so, they omit to consider para no. 2 of the said notification which says that the notification dated 24.04.2023 would be applicable retrospectively but only from 31.03.2023 meaning thereby, if the time limit of three years prescribed in sub Section 10 of Section 73 read with sub Section 1 of Section 44 expired prior to 31.03.2023 then the notification dated 24.04.2023 extending the time limit for passing of an order under sub Section 9 of Section 73 would not be applicable, apparently so.

In view of the order dated 12.11.2024 passed by us in Writ Tax No.264/2024, which could not be disputed by Sri Rajesh Tiwari, learned A.C.S.C. for the State and considering the fact that in this case the Assessment Order was passed on 02.12.2023, which could not have been passed as it was barred by the said provision, we allow the writ petition and quash the impugned orders dated 02.12.2023 and 29.09.2023 passed by the Assistant Commissioner, Lucknow Sector-20, Lucknow.

Consequences shall follow accordingly."

4. It has been held in the said judgment that an order under sub-Section 9 of Section 73 pertaining to financial year 2017-18 could have been passed by 05.02.2023 but not thereafter. The notification dated 24.04.2023 has been considered and the contention that such an order could have been passed til 31.03.2023 has been repelled for the reasons given therein. Now, in the case at hand the order under sub-Section 9 of Section 73 has been passed on 14.12.2023, therefore, it is clearly time barred. This matter is squarely covered by our judgment dated 06.02.2025 (supra). We, therefore, allow the writ petition and quash the impugned orders/notices dated 14.12.2023 and 21.09.2023. Consequences shall follow accordingly.

5. Before parting, we need to mention that in para 3 of the order dated 06.02.2025 while noticing the contention of petitioner's counsel the words 'time bound' have been incorrectly mentioned, it should be 'time barred'. The said order shall be treated as corrected and clarified accordingly and will apply to this case also.

[Om Prakash Shukla, J.] [Rajan Roy, J.]

Order Date :- 25.3.2025

Santosh/-

 

 

 
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